Supreme Court of India

State Of Bank Bikaner & Jaipur vs National Iron & Steel Rolling … on 14 December, 1994

Supreme Court of India
State Of Bank Bikaner & Jaipur vs National Iron & Steel Rolling … on 14 December, 1994
Equivalent citations: 1995 SCC (2) 19, JT 1995 (2) 14
Author: M S V.
Bench: Manohar Sujata (J)
           PETITIONER:
STATE OF BANK BIKANER & JAIPUR

	Vs.

RESPONDENT:
NATIONAL IRON & STEEL ROLLING CORPORATION AND OTHERS

DATE OF JUDGMENT14/12/1994

BENCH:
MANOHAR SUJATA V. (J)
BENCH:
MANOHAR SUJATA V. (J)
AGRAWAL, S.C. (J)
FAIZAN UDDIN (J)

CITATION:
 1995 SCC  (2)	19	  JT 1995 (2)	 14
 1994 SCALE  (5)249


ACT:



HEADNOTE:



JUDGMENT:

The Judgment of the Court was delivered by
SUJATA V MANOHAR, J.- Leave granted.

2. The appellant, namely, the State Bank of Bikaner and
Jaipur had given cash credit facilities to Respondent 1,
National Iron and Steel Rolling Corporation. Respondents 2
to 5 are the partners of Respondent 1. As a security for
repayment of the amounts advanced to Respondent 1 by the
appellant-bank, Respondent 1 created a mortgage of their
factory premises situated at Industrial Area, Bharatpur by a
Deed of Mortgage dated 18-10-1977. They have also, by a
Letter of Promise dated 10-6-1981, pledged the plant and
machinery installed in the said premises to the bank as a
security for the said advances. There is also an agreement
for the pledge of movables dated 7-1-1980 executed by the
first respondent in favour of the appellant-bank.

3. The appellant-bank filed Civil Suit No. 5/86 in the
court of the Additional District Judge II, Bharatpur against
the respondents for the recovery of a sum of Rs 3,79,672 due
and payable under the above cash credit facility and for
future interest @ 16.25% p.a. with quarterly rests. In this
suit the appellant-bank also asked for the realisation of
the mortgage security under Order 34, Rule 4 of the Code of
Civil Procedure.

4. While the suit was pending, the Commercial Taxes
Officer, Bharatpur got himself impleaded in the suit on
18-5-1990 on the ground that he had a prior claim for the
recovery of a sum of Rs 1, 19,122 as sales tax dues from
Respondent 1 and was entitled to realize it by sale of the
mortgaged property.

5. The property which is the subject-matter of the
mortgage has been sold by auction under the orders of the
court for a sum of Rs 4,02,000 to one Smt Kamlesh Goel.
Under the orders of the court the sale proceeds have been
deposited in court. It was contended by the Commercial
Taxes Officer, Bharatpur that the sales tax dues of the
first respondent were liable to be paid first out of the
sale proceeds. The claim of the appellant-bank could be
satisfied only out of the balance amount. The trial court
by its judgment and order dated 18-5-1990 accepted this
claim of the Commercial Taxes Officer.

21

The revision petition of the appellant-bank was dismissed by
the High Court by the impugned judgment and order. Hence
this appeal by special leave.

6. The claim of the Commercial Taxes Officer, Bharatpur
rests on the provisions of Section 11-AAAA of the Rajasthan
Sales Tax Act, 1954. Section 11-AAAA has been introduced in
the Rajasthan Sales Tax Act, 1954 by way of an amendment in
1989. Section 11-AAAA is as follows:

” 11-AAAA. Liability under this Act to be the
first charge.Notwithstanding anything to the
contrary contained in any law for the time
being in force, any amount of tax, penalty,
interest and any other sum, if any, payable by
a dealer or any other person under this Act,
shall be the first charge on the property of
the dealer, or such person.”

Under this section the amount of sales tax or any other sum
due and payable by a dealer or any other person under the
Rajasthan Sales Tax Act, 1954, is a first charge on the
property of the dealer or of such person. It is on account
of the provisions of this section that the Commercial Taxes
Officer claimed priority for the recovery of the sales tax
dues from the sale proceeds of the mortgaged property. The
appellant, however, contended that since the mortgage in
their favour is prior in point of time, their claim will
have precedence over the claim of the sales tax authorities.

7. It is, therefore, necessary to consider the effect of
Section 11-AAAA of the Rajasthan Sales Tax Act, 1954 on an
existing mortgage in respect of the property of the dealer
or the person liable to pay sales tax or other sums under
the Rajasthan Sales Tax Act, 1954. Section 100 of the
Transfer of Property Act deals with charges on an immovable
property which can be created either by an act of parties or
by operation of law. It provides that where immovable
property of one person is made security for the payment of
money to another, and the transaction does not amount to a
mortgage, a charge is created on the property and all the
provisions in the Transfer of Property Act which apply to a
simple mortgage shall, so far as may be, apply to such
charge. A mortgage on the other hand, is defined under
Section 58 of the Transfer of Property Act as a transfer of
an interest in specific immovable property for the purpose
of securing the payment of money advanced or to be advanced
as set out therein. The distinction between a mortgage and
a charge was considered by this Court in the case of
Dattatreya Shanker Mote v. Anand Chintaman Datar1. The
Court
has observed (at pages 806-807) that a charge is a
wider term as it includes also a mortgage, in that, every
mortgage is a charge, but every charge is not a mortgage.
The Court has then considered the application of the second
part of Section 100 of the Transfer of Property Act which
inter alia deals with a charge not being enforceable against
a bona fide transferee of the property for value without
notice of the charge. It has held that the phrase
“transferee of property” refers to the transferee of entire
interest in the property and it
1 (1974) 2 SCC 799
22
does not cover the transfer of only an interest in the
property by way of a mortgage.

8.In the present case we have to consider whether the
statutory first charge which is created under Section 11-
AAAA of the Rajasthan Sales Tax Act over the property of the
dealer or a person liable to pay sales tax and/or other dues
under the Rajasthan Sales Tax Act, is created in respect of
the entire interest in the property or only the mortgagor’s
interest in the property when the dealer has created a
mortgage on the property. In other words, will the
statutory first charge have priority over an earlier
mortgage. It was urged by Mr Tarkunde, learned counsel for
the appellant-bank that at the time when the statutory first
charge came into existence, there was already a mortgage in
respect of the same property. Therefore, the only property
which was possessed by the dealer and/or person liable to
pay tax or other dues under the Rajasthan Sales Tax Act, was
equity of redemption in respect of that property. The first
charge would operate, therefore, only on the equity of
redemption. The argument though ingenious, will have to be
rejected. Where a mortgage is created in respect of any
property, undoubtedly, an interest in the property is carved
out in favour of the mortgagee. The mortgagor is entitled
to redeem his property on payment of the mortgage dues.
This does not, however, mean that the property ceases to be
the property of the mortgagor. The title to the property
remains with the mortgagor. Therefore, when a statutory
first charge is created on the property of the dealer, the
property subjected to the first charge is the entire
property of the dealer. The interest of the mortgagee is
not excluded from the first charge. The first charge,
therefore, which is created under Section 11-AAAA of the
Rajasthan Sales Tax Act will operate on the property as a
whole and not only on the equity of redemption as urged by
Mr Tarkunde.

9.We find support for this conclusion in the observations
made in Fisher and Lightwood’s Law of Mortgage, 10th Edn. at
page 3 3 where the statutory charges are discussed. In
dealing with a statutory charge in favour of rating
authorities in respect of rating surcharges for unused
commercial buildings under the General Rate Act, 1967, it is
stated that “a statutory charge has priority to the interest
of the mortgagee under a mortgage existing when the charge
arose”. In the case of Westminster City Council v. Hay
market Publishing Ltd.1 the English Court of Appeals was
required to consider whether a statutory charge on the
property under the General Rate Act would have priority over
a legal mortgage on the property existing when the charge
came into being. It was argued that the charge would be
only on the mortgagor-owner’s interest in the property i.e.
on the equity of redemption. The court negatived this
contention. It held that “charge on the land” imposed for
an unpaid surcharge was not confined to a charge on the
owner’s interest in the premises when the charge arose, but
extended to a charge on all the estates and interests in the
premises existing when the charge arose.

1 (1981) 2 All ER 555
23
The rating authority’s charge would have priority over the
bank’s interest as a mortgagee.

10.In the present case, the section creates a first charge
on the property, thus clearly giving priority to the
statutory charge over all other charges on the property
including a mortgage. The submission, therefore, that the
statutory first charge created by Section 11-AAAA of the
Rajasthan Sales Tax Act can operate only over the equity of
redemption, cannot be accepted. The charge operates on the
entire property of the dealer including the interest of the
mortgagee therein.

11.Looked at a little differently, the statute has created a
first charge on the property of the dealer. What is meant
by a “first charge”? Does it have precedence over an
earlier mortgage? Now, as set out in Dattatreya Shanker
Mote case1 a charge is a wider term than a mortgage. It
would cover within its ambit a mortgage also. Therefore,
when a first charge is created by operation of law over any
property, that charge will have precedence over an existing
mortgage.

12.No other contention has been urged before us. We,
therefore, agree with the conclusion arrived at by the High
Court. The appeal is, therefore, dismissed. In the
circumstances, however, there will be no order as to costs.

24