Bombay High Court High Court

Smt. Parvatibai Shivajrao … vs The Sangali Sahakari Bank Ltd on 5 November, 2009

Bombay High Court
Smt. Parvatibai Shivajrao … vs The Sangali Sahakari Bank Ltd on 5 November, 2009
Bench: Dr. D.Y. Chandrachud
                                         1

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                   ORDINARY ORIGINAL CIVIL JURISDICTION




                                                                                
                       WRIT PETITION NO.1902 OF 2009




                                                        
Smt. Parvatibai Shivajrao Shendge               )
widow, senior citizen, aged about 70 years      )




                                                       
residing at Flat No.101, First floor, Sukhada   )
Co-operative Housing Society Limited,           )
Sir Pockakhanwala Road, Worli Mumbai-18         )..Petitioner 




                                               
      Vs.
                               
1.The Sangali Sahakari Bank Ltd. 
a Co-operative Bank registered under the
                                                )
                                                )
the Maharashtra Co-operative Societies Act,     )
                              
1960 having office at 151, Sangli Sahakar       )
Bhavan, S.K.Bole Marg, Dadar, Mumbai-28         )

2. M.B.Shinde, Special Recovery Officer and     )
              


Sales Officer, Sangali Sahakari Bank Ltd.,      )
having office at  151, Sangli Sahakar           )
           



Bhavan, S.K.Bole Marg, Dadar, Mumbai-28         )

3. The Divisional Joint Registrar, Co-operative )





Societies, Mumbai Divisiion, Mumbai             )

4. Messrs Vilas Transport, a firm having        )
address at 309, Navratan Building, 69,          )
P'Dmello Road, Carnac Bunder, Mumbai-09         )





5. The State of Maharashtra through             )
Government Pleader, High Court, Bombay          )..Respondents




                                                        ::: Downloaded on - 09/06/2013 15:16:10 :::
                                                2

Mr. V. R. Dhond with Mr. T. N. Tripathi and Ms. Sapana Rachure i/b T. N. Tripathi 
& Co. for the Petitioner




                                                                                        
Mr. V. A.Thorat, Sr. Advocate with Mr. Harinder Toor i/b Mr. Subhash Bane for 
Respondents No.1 & 2 




                                                                
Ms. Imam Calcuttawala, AGP 

                                     CORAM: DR. D.Y. CHANDRACHUD, J. 

DATE: 5th November , 2009

ORAL JUDGMENT :

1. Shivajirao Krishnaji Shendge was a partner of a firm by the name of Vilas

Transport Company which was constituted on 16th September 1992, under

a Deed of Partnership. One of the partners was his son, Prakash Shivajirao

Shendge and two others were Vilas Shendge and Jaysingrao Shendge. The

partnership firm submitted an application on 23rd March 1998 to the First

Respondent for the grant of a loan in the amount of Rs.1.30 crores. The

application was signed by all the partners including Shivajirao. The loan

was sanctioned by the Chairman of the Bank on 30th March 1998, who

incidentally also happened to be one of the partners of the firm. The bank

had also extended an over draft facility in the amount of Rs.30 lacs to the

partnership firm. All the four partners confirmed an outstanding of Rs.

212.26 lacs as on 31st March 2001 and furnished undertakings that the

::: Downloaded on – 09/06/2013 15:16:10 :::
3

account would be regularised before 30th June 2001. Shivajirao Shendge

died on 23rd December 2001. Upon his death a letter was addressed by one

of his sons, Prakash Shendge, who also happened to be a member of the

Legislative Assembly in the State of Maharashtra, on 27th July 2005 to the

Chairman of the Bank recording that he had been unable to fulfill the

understanding that had been arrived at between the parties for the

repayment of the amount of Rs.5 crores, due to his pre-occupation as a

member of the Legislative Assembly. By a letter, an assurance was held out

to the bank that an amount of Rs.5 crores would be paid within a period of

15 days. That assurance was not complied with. The Bank, it may be noted

is a co-operative Bank registered under the Maharashtra Co-operative

Societies Act, 1960.

2. The Bank instituted two applications for the recovery of its dues under

section 101 of the Maharashtra Co-operative Societies Act, 1960. On 13th

September 2002, the Assistant Registrar of Co-operative Societies allowed

both the applications by decreeing the claim of the bank. In one recovery

certificate the total amount decreed was Rs.2.68 crores approximately,

while in the second, the amount was Rs.2.25 crores. The claim for interest

::: Downloaded on – 09/06/2013 15:16:10 :::
4

was allowed. Both the recovery certificates attained finality, since no

Revision Application was filed under section 154 of the Maharashtra Co-

operative Societies Act, 1960. Execution proceedings were initiated by the

Bank. An attachment has been levied by the bank on a residential flat,

being flat 101, situated at Sukhada Co-operative Housing Society Ltd. at

Worli. The attachment was questioned by taking out an Application under

Rule 107(19) of the Maharashtra Co-operative Societies Rules, 1961. The

application was rejected by the Special Recovery and Sales Officer by an

order dated 29th April 2009. The order rejecting the applications was

questioned in Revision before the Divisional Joint Registrar under section

154. By an order dated 3rd August 2009, the Divisional Joint Registrar,

dismissed the Revision Application. Proceedings have been instituted

before this Court under Article 226 of the Constitution by the widow of

Shivajirao Shendge.

3. On behalf of the Petitioner, it has been submitted that in the recovery

proceedings that were instituted in 2002, the husband of the Petitioner was

not impleaded as a party. The Petitioner was not a party as an heir of her

deceased husband who had died on 23rd December 2001. The flat in

::: Downloaded on – 09/06/2013 15:16:10 :::
5

question, which has been attached was not offered as security to the Bank

and the share certificate, at present stands in the name of the Petitioner.

The bank has attached the flat on the ground that the husband was a

partner of the firm. It is urged that, the assets of the Petitioner’s deceased

spouse can be proceeded against only to the extent to which they were

assets to the partnership. The residential flat was not an asset of the

partnership and could not have been attached, in execution of the recovery

certificate. Reliance was placed on a Judgment of a Division Bench of this

Court in Mathuradas Canji Matani Vs. Ebrahim Fazalbhoy 1 and on a

Judgment of the Supreme Court in Her Highness Maharani Mandalsa

Devi Vs. M. Ramnarain Private Ltd., 2 in support of the proposition that,

if the Plaintiff takes the risk of not joining the legal representatives of a

partner of a partnership firm who is dead on the date of the institution of

the proceedings, the right of recourse is restricted only as against the

assets of the partnership and not the personal assets of the deceased

partner. In the present case, it was urged that, on the date on which the

recovery proceedings were instituted under section 101 the spouse of the

Petitioner had died. His heirs were not brought on the record and as a

1AIR 1927 BOM 581

2AIR 1965 SC 1718

::: Downloaded on – 09/06/2013 15:16:10 :::
6

consequence the recovery certificate can be executed only against the

assets of the partnership and against the separate properties of the partners

who were impleaded as parties to the proceedings. The recovery certificate,

it was urged, cannot be executed as against the personal assets of the

deceased partner.

4. On behalf of the Bank, it was urged that in the present case, the loan was

granted and the over draft facility was sanctioned on the application of all

the partners during the life time of Shivajirao Shendge. The loan

application came to be sanctioned by the Chairman of the Bank, who also

happened to be one of the partners of the partnership firm. During his life

time, Shivajirao Shendge subscribed an undertaking together with all the

partners agreeing to regularise the account. Even after the death of

Shivajirao, one of the partners, who happened to be the son of the

deceased partner and a member of the Legislative Assembly, had assured

that the account would be regularised within a period of 15 days. Counsel

submitted that the recovery certificates attained finality. The Petitioner has

not challenged the recovery certificates. The Petitioner moved the State

Government in a second Revision Application and at the same time

::: Downloaded on – 09/06/2013 15:16:10 :::
7

instituted Writ proceedings before this Court. Moreover, it was urged that

the recovery certificates would establish that the estate of the deceased

partner was substantially represented by the presence of his son Prakash

Shendge, who was already on the record of the recovery proceedings

initiated under section 101 and by the three other sons of the deceased.

Counsel stated that on 27th April 2002, the Bank had during the pendency

of the proceedings before the Assistant Registrar, drawn the attention of the

authority to the circumstance that Shivajirao had died and placed on

record the names of the legal representatives. The Bank requested that his

legal representatives should be brought on record and both the recovery

certificates dated 13th September 2002 record the names of his heirs

namely, Ramesh, Suresh and Sandip, as being on record.

5. In considering the merits of the rival contentions, it would be appropriate

to refer to the relevant statutory provisions on the subject. Rule 1 of the

order 30 of the Civil Procedure Code, 1908, provides that any two or more

persons claiming or being liable as partners and carrying on business in

India may sue or be sued in the name of the firm, if any, of which, such

persons are partners at the time of the accrual of the cause of action. Rule

4 provides that notwithstanding anything contained in section 45 of the

::: Downloaded on – 09/06/2013 15:16:10 :::
8

Indian Contract Act, where two or more persons may sue or be sued in the

name of a firm and any of such persons dies, whether before the institution

or during the pendency of any suit, it shall not be necessary to join the

legal representatives of the deceased as a party to the suit. Rules 49 and 50

of Order 21 respectively deal with attachment of partnership property and

the execution of a decree against a firm. Rule 50 stipulates that, where a

decree has been passed against a firm, execution may be granted i)against

any property of the partnership; ii) against any person who has appeared

in his own name or who has admitted on the pleadings that he is, or has

been adjudged to be, a partner; iii) against any person who has been

individually served as a partner with a summons and has failed to appear.

Under sub rule (2) of Rule 50, where a decree holder seeks to execute a

decree against any person other than one specified in (ii) and (iii) above,

he may apply to the Court which passes a decree for leave to do so.

6. A Division Bench of this Court held in Mathuradas Canji Matani Vs.

Ebrahim Fazalbhoy,3 that where a partner was dead on the date of the

institution of the suit and a liability is sought to be fixed on the private

estate of a deceased partner apart from his interest in the partnership

3AIR 1927 BOM 581

::: Downloaded on – 09/06/2013 15:16:10 :::
9

assets then, the legal representatives must be added. The Division Bench

took note of the fact that there was substantial similarity in the language

used in Order 30 and Order 21 Rules 49 and 50 with the corresponding

rules of practice in England, The Division Bench cited the dictum of Romer

L.J. In Ellis Vs. Wadeson to the effect that, if the legal representatives of a

deceased partner are not added expressly as Defendants and the action is

brought against the firm in the name of the firm, then judgment can only

be obtained as against the surviving partners and be enforced against them

and against the assets of the partnership. The issue was considered by the

Supreme Court in Her Highness Mandalsa Devi (Supra). The Supreme

Court held that in a normal case where all the partners of a firm are

capable of being sued a suit may be filed and a decree obtained against the

firm under Order 30 and such decree may be executed against the property

of the partnership and all the partners by following the procedure of Order

21 Rule 50 of the Code of Civil Procedure. However, the Court noted that,

there may be certain cases where it is found that one of the partners cannot

be sued or cannot be adjudged a Judgment Debtor. Dealing with the case

of a partner who has died, the Supreme Court observed as follows:

“Again take a case where the creditor of a firm institutes a suit

::: Downloaded on – 09/06/2013 15:16:10 :::
10

against a firm and one of its partners at the time of the accrual of

the cause of action is dead at the time of the institution of the suit.

The suit against the firm is really a suit against all the partners

who were its partners at the time of the accrual of the cause of

action, including the dead partner. Order 30 Rule 4 of the Code of

Civil Procedure enables the creditor to institute the suit against

the firm in the firm name without joining the legal representative

of the deceased partner. The suit is, therefore, competent, but no

suit can be instituted nor can a decree be obtained against a dead

person. The decree passed in such a suit will, therefore, bind the

partnership and all the surviving partners, but will not affect the

separate property of the deceased partner”

The Judgment of the Supreme Court enunciates the proposition that, Order

30 Rule 4 enables the creditor of a partnership firm to institute a suit in the

name of the firm without joining the legal representatives of a deceased

partner and such suit would be competent. The decree that is passed in

such suit would bind the partnership and the surviving partners. However,

the decree would not affect the separate property of the deceased partner.

::: Downloaded on – 09/06/2013 15:16:10 :::
11

The Supreme Court, it may be noted, cited with approval the dictum of

Romer L.J. in Ellis Vs. Wadeson, which had been relied upon in the

judgment of the Division Bench of this Court in Mathuradas’s case.

7. In the present case, the crux of the issue is as to whether, as a matter of

fact, the estate of the deceased partner was validly represented in the

proceedings which led up to the issuance of a recovery certificate.

8. In companion Writ Petition No.2020 of 2009, which has been filed by the

Bank in order to impugned the correctness of the order passed by the

Minister, Co-operation, granting stay of the recovery proceedings on 7th

August 2009, the bank has specifically averred in paragraph 9(v) of the

Petition that, on 27th April 2002, it had addressed a letter to the Assistant

Registrar of Co-operative Societies informing him that Shivajirao Shendge

who was a partner of the firm had died on 23rd December 2001 and

mentioned there the names of his legal representatives. A copy of the letter

addressed by the Bank to the Assistant Registrar, which bears an

endorsement of the Registrar dated 29th April 2002 has been placed on

record. The Recovery certificates which were issued on 13th September

::: Downloaded on – 09/06/2013 15:16:10 :::
12

2002 clearly show the presence of i) Ramesh Shendge; ii) Suresh Shendge;

iii)Sandipan Shendge, in their capacity of heirs. Obviously these persons

could have been present only as heirs of the deceased partner Shivajirao

Shendge. Apart from his three sons as aforesaid, the fourth son, Prakash

Shendge, who was a partner of the partnership firm was already on record.

In these circumstances, the material before the Court is sufficient to

establish that the estate of the deceased partner was substantially

represented in the proceedings before the Assistant Registrar of Co-

operative Societies.

9. Indeed, the loan in the present case was taken by the partnership firm

during the life time of the deceased partner. The loan application, as

already noted, was signed by all the partners including the partner who

died, subsequently. The loan was sanctioned by the Chairman of the Bank

who also happened to be a partner of the firm. All the partners had

furnished an undertaking to regularise the account. Even after the death of

his father, one of the partners who was a member of the Legislative

Assembly had by his letter dated 27th July 2005, assured the Bank that he

would pay an amount of Rs.5 crores within a period of 15 days. That

::: Downloaded on – 09/06/2013 15:16:10 :::
13

assurance has not been fulfilled. Section 25 of the Indian Partnership Act

1932, provides that every partner is liable, jointly with all the other

partners and also severally for all acts of the firm done while he is a

partner. In Dena Bank Vs. Bhikhabhai Prabhudas Parekh & Co. (2000) 5

SCC 694 and in Ashutosh Vs. State of Rajasthan & ors. (2005) 7 SCC

308, the Supreme Court observed that a partnership firm is only a

compendious name for all the partners. It does not have any existence

apart from its partners. A decree in favour of or against the firm in the

name of the firm has the same effect as a decree in favour of or against the

partners. While the firm is incurring a liability it can be assumed that all

partners were incurring that liability and so the partners remain liable

jointly and severally for all the acts of the firm.

10.In the present case the concurrent finding of both the adjudicating

authorities below is that, the residential flat in question was the property

of the deceased partner. It is an admitted fact that the residential flat was

originally allotted by HUDCO to the deceased partner in his life time.

11.In these circumstances, the plea for the raising of attachment was

misconceived and the Application was correctly rejected by the Competent

::: Downloaded on – 09/06/2013 15:16:10 :::
14

Authority. The order of the Divisional Joint Registrar, dismissing the

Revision does not called for interference.

12.The Petition shall accordingly stand dismissed.

                                   ig                (Dr. D.Y.Chandrachud, J)
                                 
               
            






                                                              ::: Downloaded on - 09/06/2013 15:16:10 :::