Bombay High Court High Court

Shri Shailapa Hadlapa vs Balapa Lokanna And Ors. on 11 July, 1883

Bombay High Court
Shri Shailapa Hadlapa vs Balapa Lokanna And Ors. on 11 July, 1883
Equivalent citations: (1883) ILR 7 Bom 446
Author: West
Bench: West, N Haridas


JUDGMENT

West, J.

1. When the bond in this case fell due, the creditor might either have sued for the whole sum due within six years (it being a registered instrument), or, as the bond provided that, in, default of payment, the principal sum should be added to an existing mortgage-debt, the creditor might prefer that it should be thus secured, and forego his right to immediate repayment. All that could be said was that he could not take advantage of both alternatives. Now, when he sued for three-years’ arrears of interest, as provided in the second branch of the engagement, without suing for the principal then long overdue, he conclusively elected to take advantage of the second alternative engagement, and he could then no longer sue,–i., e., he, had no longer a cause of action–on the first alternative. He had made a conclusive election of one out of the two contracts embraced in the bond. He got a decree, which implied that the obligation was reduced to this, that the interest should be paid periodically, while the principal and any interest in arrears stood as a charge against the mortgaged property. It is a sound principle of construction to give effect to every part of an instrument; and here an alternative being provided, the intention in framing it would plainly be defeated if it were held that, in seeking a remedy on the partial contracts constituted by that alternative, the creditor lost his further remedy altogether. As the interest fell due under the second alternative, it might be separately sued for, that showing only an adoption of the second alternative instead of the first.

2. The point of limitation depends really on the one just considered. We set aside the decrees below, and direct that the suit be disposed of on the merits, with an award of costs.