Allahabad High Court High Court

Nirmal Kumar Jain vs Satya Prakash Jain And Ors. on 26 July, 1960

Allahabad High Court
Nirmal Kumar Jain vs Satya Prakash Jain And Ors. on 26 July, 1960
Equivalent citations: AIR 1961 All 109
Author: B Nigam
Bench: B Nigam


JUDGMENT

B.N. Nigam, J.

1. Nirmal Kumar Jain filed suit No. 37 of 1952 in the Court of Civil Judge, Sitapur claiming recovery of a sum of Rs. 6,750/-, i.e., a sum of Rs. 5,790/15/- on account of principal and the balance on account of interest at 3 per cent per annum from 26-8-1946 up to the date of the suit. The facts alleged were that Amar Singh and Sumer Singh had in 1922 executed a mortgage for Rs. 1,17,400/- in favour of Madho Ram and others. Out of this mortgage money Rs. 69,200/- belonged to Madho Ram, and Rs. 26,778/- were advanced by Raghubar Dayal now succeeded by defendants 1 to 3, Satya Prakash, Smt. Indra Kumari and Smt. Rajul Mani.

The balance of. Rs. 21,422/- was advanced by Salik Chand defendant No. 5 and Misri Lal defendant No. 6. Madho Ram is now succeeded by his son, Nirmal Kumar Jain, the plaintiff. After Madho Ram’s death, a suit for redemption of the mortgage was filed and was decreed on 18th March, 1929. Certain amounts were realised. These are not in dispute. After 1939 a sum of Rs. 38,789/-was deposited by the mortgagors towards the decree. For certain reasons which do not concern us, the amount was deposited with the Imperial Bank of India, Sitapur in a fixed deposit account renewed from time to time.

In September, 1944 the parties wanted to withdraw the amount but there was no agreement. Thereupon, the plaintiff Nirmal Kumar filed a suit for declaration that he was entitled to a sum of Rs. 24,630/- out of Rs. 41,786/- held by the bank. This suit was decreed only for Rs. 19,208/12/-. The plaintiff took an appeal to the Chief Court of Avadh and his whole claim was decreed on appeal, In the meantime on 25th or 26th August, 1946 the plaintiff and the four defendants of that suit withdrew the amount from the bank and the plaintiff was paid only a sum of Rs. 19,208/12/-.

The present suit was filed on 25th August, 1952. The plaintiff sought to recover from the defendants the additional sum to which he was held entitled by the appellate decree. Various pleas were raised in the trial court. These defences were
not accepted by the learned trial Judge. He was, however, of opinion that the suit was barred by limitation. In that view the learned Civil Judge dismissed the plaintiff’s suit by judgment dated 20th December, 1952 and directed the parties to bear their own costs. Against that judgment and decree, Nirmal Kumar Jain, the plaintiff has come up in appeal. I have heard the learned counsel for the parties.

2. The only question agitated before me is as to whether Article 62 of the First Schedule to the Indian Limitation Act (Act IX of 1908) or Article 120 of the same Schedule is applicable to the facts of the case.

3. There is no dispute as regards the facts.

The plaintiff had initially claimed a larger amount
of Rs. 24,630/4/-. He was granted a decree only
for Rs. 19,208/12/-. It was in terms of this decree that the parties withdrew the various sums
from the Imperial Bank of India, Sitapur Branch.

It does not, therefore, appear possible to hold that
the defendants have taken the amount from the
bank accepting the position that they were holding
the money for and on behalf of the plaintiff. The
question of fact to be determined in the present
case is whether in the circumstances of the case
the defendants must be taken impliedly to have
received the money for the use of the plaintiff
and thus to have brought about circumstances to
which Article 62 of the Schedule referred to will
apply.

4. I have been referred to several rulings of this Court. In Kundan Lal v. Bansi Dhar, ILR 3 All 170, certain moneys bad been received from a trustee by the defendant who had given a receipt. It was then held that the suit was for money payable by the defendant to the plaintiff for money received by the defendant for plaintiff’s use and that therefore Article 62 was applicable to the facts of the case. It is not necessary for me to refer to the case of Thakur Prasad v. Partab, ILR 6 All 442, as the learned counsel for the respondents agrees that the facts are dissimilar. In Rajputana Malwa Railway Co-operative Stores Ltd. v. Ajmere Municipal Board, ILR 32 All 491, it was held at page 496:

“The most comprehensive of the old common law counts was that for money received by the defendant for the use of the plaintiff. This count was applicable where a defendant received money which in justice and equity belonged to the plaintiff under circumstances which rendered the receipt by the defendant to the use of the plaintiff.”

The particular case related to a refund of octroi duty and it was held that Article 62 was applicable. In the case of Municipal Board of Ghazipur v. Deokinandan Prasad, ILR 36 All 555 : (AIR 1914 All 338), it was however clearly stated that Article 62 applies only
“when the money at the time of receipt can be said to have been received by the defendant for the plaintiff’s use”.

Thus it was clearly stressed that at the time of the receipt of the money the defendant should be either admittedly or impliedly receiving the money for the use of the plaintiff. Again, in Ram Narain v. Brij Banke Lal, ILR 39 All 322 : (AIR 1917 All 276) at page 331 (of ILR All) : (at p. 279 of AIR), it was held :

“The general rule undoubtedly is that money paid under a void authority or under a void judgment to a person really not entitled to receive it can be recovered from him by the rightful owner in an action for money had and received”.

Walsh J. pointed out a little earlier:

“I agree that we are not deciding and it is not necessary to decide, either whether the plaintiff has any cause of action at all, or what article is applicable to it.”

Thus the applicability of any particular Article was
not before the learned Judges.

5. The next Allahabad case to which I have been referred is the Division Bench case of Murli Dhar v. Ram Saran Das, AIR 1947 All 256. In that case money had been received under a decree which was subsequently reversed in appeal with the result that ‘S’ was declared to be a purchaser of ‘L’s’ half share in the decree. ‘S’ then filed a suit. It was held that Article 62 of the Schedule to the Limitation Act and not Article 120 applied. However, applying the general principles of suspension of limitation or right of action, the Bench held that the suit was within time. It was stated :

“The plaintiffs could not possibly institute the suit for recovery of their share in the decretal amount ….. ….. … Undoubtedly it is true that there was no specific order of the Civil Court debarring them from bringing their action but till the decision of the High Court in appeal given on 2nd October, 1935 the position was that the very basis on which they could claim a moiety share in the decree ……… had been declared to be non-existent at the instance of the defendants themselves ……. It must, therefore be held that the suit as instituted was not barred by time.”

The last Allahabad case to which I have been referred to is the case of Khairul Bashar v. Thannu Lal, AIR 1957 All 553. In this case emphasis was laid on the entry in the third column. It was stated :

“In order, therefore, to attract the application of Article 62, the facts should be such as to enable the plaintiff to claim receipt of the money forthwith from the defendant. In other words, the defendant should be liable to pay the money to the plaintiff as soon as it is received. …… In the present case the defendant No. 1 was to keep the money in deposit with him until the entire amount of goods were sold off and to hand it over to the plaintiffs only on demand. Under these circumstances, Article 62 of the Limitation Act also has no application.”

6. The learned counsel for the respondents has in the main relied upon the Calcutta case Mohamed Wahib v. Mahomed Amir, ILR 32 Cal 527. The passage relied upon occurs at page 533. It was then stated:

“But I am unable to hold that the view taken by the learned Judges who decided the case of Nund Lall Bose v. Meer Aboo Mahomed, ILR 5 Cal 597, is well founded, if they intended to rule that money is not received to the plaintiff’s use in any case where, at the time of receipt, the defendant does not so intend to receive it.”

I am unable to accept the view as the correct view. The authority of this view is much shaken by the earlier case of ILR 5 Cal 597, to which reference has been made in the passage cited above and also the later case of the same High Court in Anant Ram Bhattacharjee v. Hem Chandra Kar, AIR 1923 Cal 379, in which the decision in this case was commented upon in the following words:

“It cannot, therefore, be said by any process of reasoning that the defendant No. 1 received the money for the use of the plaintiff. …. The principal case on which he relies is the case of ILR 32 Gal 527. The facts of that case by themselves do not raise much difficulty, because in that case one co-mortgagee received the entire sum of money due to himself and another co-mortgagee from the mortgagor, …….. But certain observations in the judgments of that case appear to support the contentions of the appellant. The real difficulty seems to be that, in construing the words of Article 62 of the Limitation Act, the Courts in some of the cases have considered that that Article refers to all cases where an action for money had and received would lie at Common Law in England.”

7. In Lingangouda Marigouda v. Lingangouda Fakirgouda, AIR 1953 Born 379, it was held that it was not always safe to follow English decisions in construing Article 62. If anything in India, Article 62 should be more strictly construed,” because a liberal construction would result in more plaintiffs losing in a large number of cases on the ground of limitation because if Article 62 is strictly construed, then the suit would fall under Article 120 which gives to the plaintiff a longer period of limitation. In this case the two parties had paid certain sums to the State. Subsequently the State refunded the whole amount to one of them and that person had received the whole amount contending that he alone was entitled to it. It was then held that the transaction was one where the payer paid a certain amount to the payee as the sum due by the payer to payee and to none else. Therefore Article 62 on its strict construction was not applicable.

8. In the present case as stated earlier the defendant received the amount under decree claiming themselves to be entitled to that amount. It was not even remotely suggested by them or could be held to be implied in their conduct that they were receiving any money for and on behalf of the plaintiff or for his use. I am of opinion that considerations of the English law are completely out of place. I have to interpret a statute and there is no reason why I should travel beyond the words. The first column of the Schedule against entry No. 62 clearly requires that the defendant should have received the money for the plaintiff’s use.

I am of opinion that in the particular facts of the case it cannot he said that the defendants had received any money for the use of the plaintiff. I have another difficulty in the matter. Column 3 indicates that the period of limitation is to run from the date the money is received. Thus in the present case and similar cases since civil litigation in India takes a pretty long time to be finally decided, all such claims would become time barred. It is incomprehensible to me that the period of limitation should start to run at a time when the relief is not even claimable by the plaintiff.

It was in regard to this difficulty that in AIR 1947 All 256 (Supra), the general principles of suspension of limitation were applied. In my humble opinion it is not necessary to apply any of these general principles. Once the terms of the first column in the schedule are strictly interpreted, there will be no difficulty and no occasion for using these general principles. On the words used for the description of the suit, it is clear that the money was not received by the defendants for the plaintiff’s use, and as such Article 62 has, in my opinion no application to the facts of the case.

9. It is not suggested that any other Article is applicable. Thus Article 120 being the residuary Article will apply. It may also be noticed that the period of limitation in Article 120 runs from the date when the right to sue accrues.

10. As regards interest, the plaintiff had claimed interest at only three per cent per annum simple from the date the defendants received money, i.e., 26-8-1946 up to the date of the suit. The learned counsel for the respondents agrees that this is not an unfair demand. I, therefore, allow this amount. As regards interest pendente lite and future, I am of opinion that the plaintiff is entitled to simple interest at six per cent per annum.

11. No other point has been pressed before me in appeal.

12. The plaintiff’s suit will stand decreed
against all the defendants for the amount claimed
by him and the interest as allowed above. The
plaintiff will get his costs in both the courts.