Bombay High Court High Court

Manchharam Pranjivandas vs Panubhai Lallubhai on 16 July, 1915

Bombay High Court
Manchharam Pranjivandas vs Panubhai Lallubhai on 16 July, 1915
Equivalent citations: (1915) 17 BOMLR 696, 30 Ind Cas 909
Author: Batchelor
Bench: Batchelor, Hayward

JUDGMENT

Batchelor, J.

1. The appellant here was the 1st defendant in the suit, and the suit was brought by the plaintiffs for possession of a house. The plaintiffs claimed as legatees or reversioners either of one Tribhowandas or of Tribhowandas’ posthumous son, who survived Tribhowandas for a period of three years. Four years after Tribhowandas’ death his widow, who was the 2nd defendant, mortgaged the house in suit to the present appellant who was her own brother.

2. The only questions with which we are concerned in this appeal are, whether the mortgage by the widow was without necessity and whether the plaintiffs’ suit is out of time. On the first point the finding of the lower Courts that the mortgage was without necessity is conclusive as being a finding of fact, and though we have allowed Mr. Koyajee, for the appellant, to point out to us some alleged slips in the judgment of the lower Court upon this question, we are clearly of opinion, without examining whether the alleged slips or mistakes are really mistakes, that there is ample and convincing evidence for the lower Courts’ finding on this point.

3. As to the question of limitation, the argument for the appellant is that the suit is governed by Article 91 of the Indian Limitation Act, which prescribes for the institution of the suit a period of three years from the date when the facts entitling the plaintiff to have an instrument cancelled or set aside become known to him. The contention is that though in form the present suit is a suit for possession, yet it must be regarded as essentially a suit to set aside the widow’s mortgage, because until that mortgage is set aside, the plaintiffs cannot obtain possession of the property. As to this point the authorities, we think, are in accord, and are to the effect that where the deed or instrument which seems to stand between a plaintiff and the realization of his claim in the suit is an actual nullity, the plaintiff is entitled to bring his suit for possession within twelve years, and is not hindered by the narrower period laid down by Article 91, and that, if one may say so, seems to be good sense. For the only object of Article 91 is to compel a plaintiff to remove out of his way some real existing obstacle; but where there is no real obstacle, the Article has no scope for operation. Now here it is found in the words of the learned District Judge that “the story of the equitable mortgage is absolutely false”, or in the still plainer language of the trial Judge “the deed passed by the widow to her brother was never intended to operate as a real mortgage transaction.” What we have, therefore, is not a mortgage or any real thing whatsoever, but a mere sham or nothing, which the plaintiff was under no obligation to sue to remove.

4. There are many decisions which seem to us to bear out this construction of Article 91, but it will be sufficient for our present purpose to refer to what was said by the Privy Council in T.P. Petherpermal Chetty v. R. Muniandy Servai , where Lord Atkinson observed:

As to the point raised on the Indian Limitation Act, 1877, their Lordships are of opinion that the conveyance of the nth June 1895, being an inoperative instrument, as, in effect, it has been found to be, does not bar the plaintiff’s right to recover possession of his land, and that it is unnecessary for him to have it set aside as a preliminary to his obtaining the relief he claims.

5. So here, the apparent obstacle created by the mortgage is now ascertained to be no obstacle or real thing at all. Therefore there was never anything which it could have been the plaintiff’s duty to remove from his path before he could claim possession.

6. The appeal is dismissed with costs.