Allahabad High Court High Court

Lalta Prasad vs Sri Ganeshji And Anr. on 30 March, 1922

Allahabad High Court
Lalta Prasad vs Sri Ganeshji And Anr. on 30 March, 1922
Equivalent citations: 67 Ind Cas 219
Bench: Walsh, Stuart


JUDGMENT

1. The point raked by this appeal is covered by authority. The question is, what is meant by the expression “mesne profits” when the decree is silent as to interest. Section 2, Clause (12) of the Code of Civil Procedure defines mesne profits as follows: “Those profits which the person in wrongful possession of such property actually received or might with ordinary diligence have received therefrom, together with interest on such profits.” If there had been any doubt as to the meaning of those words, it has been set at rest, and ought no longer to be a matter of controversy in India, by the decision of the Privy Council in the case of Grish Chunder Lahiri v. Shoshi Shikhareswar Roy 27 C. 951 at p. 967 : 27 I.A. 110 : 4 C.W.N. 631 : 10 M.L.J. 350 : 2 Bom. L.R. 700 : 7 Sar. P.C.J. 687 : 14 Ind. Dec. (N.S.) 622 (P.C), where the Privy Council pointed out, in construing Section 211 of the old Code, which in this respect does not differ from the section quoted above of the present Code, that “its obvious effect was to provide that a simple decree for mesne profits shall carry interest on them.” It is true that at the same time there is discretion in the Court to penalize a party by disallowing such interest. Their Lordships explain this in the tame judgment by saying: “Mesne profits are in the nature of damages which the Court may mould according to the justice of the case.” But the question in this appeal as in the case decided by the Privy Council is: “What is the effect of a decree which grants mesne profits and says nothing about interest,” which is what this decree does here. The Court below, possibly inadequately instructed, followed the Single Judge case of Abdul Ghafur v. Raja Ram 22 A. 262 A.W.N. (1900) 57 : 9 Ind. Dec. (N.S.) 1206 and appeared not to be aware of the two Judge case of Narpat Singh v. Har Gayan 28 A. 275; A.W.N. (1903) 42, which would have drawn its attention to the Privy Council decision referred to. But having regard to the cases decided subsequently, the decision in the case of Abdul Ghafur v. Raja Ram 22 A. 262 A.W.N. (1900) 57 : 9 Ind. Dec. (N.S.) 1206 must be taken to have been overruled. The appeal must be allowed and execution directed to take place for the interest at 6 per cent. due by law. The case will go back to the lower Court with this direction. The appellant must have his costs with fees on the higher scale.