Calcutta High Court High Court

Mewar Jugjeet Singh And Anr. vs Rameswar Nath Singh on 26 February, 1885

Calcutta High Court
Mewar Jugjeet Singh And Anr. vs Rameswar Nath Singh on 26 February, 1885
Equivalent citations: (1885) ILR 11 Cal 341
Author: Pigot
Bench: Pigot, O’Kinealy


JUDGMENT

Pigot, J.

1. The foreclosure proceedings in this case were instituted on the 2nd November 1878. The sale took place on the 16th September 1878. The sale was not confirmed until January 1879, nor was the sale certificate issued until the 3rd October following. But on the authority of the Full Bench decision of this Court of Bhyrub Chunder Bundopadhya v. Soudamini Dabee I.L.R. 2 Cal. 141 it must be taken that the decree-holder became purchaser at the time of the sale, and not at the time of its confirmation or on issue of the certificate. Under these circumstances, he was entitled at the time of the institution of the foreclosure proceedings to due notice. No such notice having been given, no right to bring this suit against the defendant has accrued to the plaintiff under the foreclosure proceedings.

2. The appeal must, therefore, be allowed, and the suit dismissed with costs.