Supreme Court of India

Tribhuvandas Purshottamdas … vs Ratilal Motilal Patel on 5 September, 1967

Supreme Court of India
Tribhuvandas Purshottamdas … vs Ratilal Motilal Patel on 5 September, 1967
Equivalent citations: 1968 AIR 372, 1968 SCR (1) 455
Author: S C.
Bench: Shah, J.C.
           PETITIONER:
TRIBHUVANDAS PURSHOTTAMDAS THAKUR

	Vs.

RESPONDENT:
RATILAL MOTILAL PATEL

DATE OF JUDGMENT:
05/09/1967

BENCH:
SHAH, J.C.
BENCH:
SHAH, J.C.
SIKRI, S.M.
SHELAT, J.M.

CITATION:
 1968 AIR  372		  1968 SCR  (1) 455
 CITATOR INFO :
 RF	    1968 SC 822	 (5)
 R	    1969 SC  69	 (3)
 R	    1974 SC2192	 (117)


ACT:
Code  of  Civil	 Procedure, 1908,  O.  29,  r.	89--Mortgage
decree--Sale  in execution  of--Judgment-creditor  extending
time  for  payment of mortgage amount--Amount  specified  in
proclamation  of  sale not deposited--If condition  of	rule
satisfied.
Bombay	Public	Trusts	Act, ss. 36(a)	and  56B--'Sale'  if
includes court sale in execution of decree--Suit to  enforce
mortgage  decree  if  suit or  proceeding  affecting  public
religious    or	  charitable	purpose--Precedents--Binding
nature--Nature of order of reference to Larger Bench.



HEADNOTE:
The property of a trust was sold in execution of a  mortgage
decree.	 The trustees sought to set aside the sale under  0.
21,  r.	 89 of the Code of Civil Procedure,  They  deposited
five  per  cent	 of the purchase money for  payment  to	 the
auction purchaser and claimed that the mortgagee had  agreed
to  give them time for payment of the mortgage	amount,	 and
has  agreed in the meantime to abandon the  application	 for
execution.   The subordinate judge set aside the  sale.	  In
appeal	the District Court reversed that order holding	that
since  the  trustees failed to comply with r. 89  of  0.  21
requiring  the	judgment-debtor	 to  deposit  in  court	 for
payment	 to  the decree-holder the amount specified  in	 the
proclamation of sale for the recovery of which the sale	 was
ordered,  the  executing court had no  jurisdiction  to	 set
aside  the  sale.   A single Judge of  the  High  Court,  in
revision, set aside the order on the ground that the sale of
the  mortgaged property, which belonged to a  public  trust,
without	 the  sanction	of  the	 Charity  Commissioner	 was
prohibited  by s. 36 of the Bombay Public Trust Act and	 was
on that account invalid.  The ,High Court remanded the	case
to the District Court.	In appeal to this Court,
HELD:The  order	 of the High Court should be set  aside	 and
that of the District Court restored.
(i)Transactions	 of mortgage, exchange or gift or  lease  of
any  immovable property in clauses (a) and (b) of s.  36  of
the Bombay Public Trusts Act contemplated to be made by	 the
Trustees  are voluntary transactions and in the	 absence  of
any clear provision in the Act, the expression 'Sale' in cl.
(a)  only means transfer of property by the trustees  for  a
price  and does not include a Court sale in execution  of  a
decree. [457F-G]
A  suit to enforce a mortgage or a proceeding to  enforce  a
mortgage decree against property belonging to a public trust
is  not a suit or proceeding in which a	 question  affecting
public	religious or charitable purpose is  involved  within
the  meaning  of s. 56B of the Act and therefore it  is	 not
obligatory  upon  the court to issue notice to	the  Charity
Commissioner. [458C-D]
(ii)  An order setting aside a Court sale in execution of  a
mortgage decree cannot be obtained under 0. 21 r. 89 of	 the
Code  of Civil Procedure by merely depositing five per	cent
of  the purchase money for payment to the auction  purchaser
and  persuading the decree holder to abandon  the  execution
proceeding. [459G-H]
456
(iii)A	Single Judge of a High Court is ordinarily bound  to
accept	 as  correct  judgments	 of  Courts  of	  coordinate
jurisdiction and of Division Benches and of the Full Benches
of his Court and of this Court.	 Any reference to s. 165  of
the Evidence Act or the Oath of Office of a High Court judge
is  irrelevant and will not justify a judge in ignoring	 the
rule relating to the binding nature of precedents.
Jaisri	Sahu  v. Rajdewan Dubey, [1962] 2 S.C.R.  558;	Lala
Shri Bhagwan v. Shri Ram Chand, [1965] 3 S.C.R. 218; Pinjare
Karimbhai v. Shukla Hariprasad, 3 Guj.	L.R. 529; Haridas v.
Ratansey,  23  Bom.   L.R. 802; and  State  'of	 Gujarat  v.
Gordhandas, 3 Guj.  L.R. 269.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 500 of 1965.
Appeal by special leave from the judgment and order dated
February 5114, 1963 of the Gujarat High Court in Civil
Revision Application No. 597 of 1961.

M. V. Goswami, for respondents Nos. 1 to 3.

M.S. K. Sastri, S. P. Nayar for R. H. Dhebar, for
respondent No. 7.

The Judgment of the Court was delivered by
Shah, J. Respondents 1 to 4 and respondent No. 6 are the
trustees of a public trust, styled “Shri Tricumraiji”. In
March 1950 the trustees mortgaged a house belonging to the
trust to one Saheba to secure repayment of Rs. 5,000. An
action instituted by the mortgagee against the trustees to
enforce the mortgage was compromised, and it was decreed
that the trustees do pay Rs. 3,910 due under the mortgage by
monthly instalments of Rs. 100 each and in default of three
instalments the entire amount remaining unpaid shall become
due and recoverable from the mortgagee property. The
trustees did not pay the instalments due under the decree,
and in an application for execution by the mortgage( the
mortgaged property was put up for sale and the bid of the
appellant was accepted for Rs. 5,000 by the executing Court.
The, trustees thereafter applied under 0. 21 r. 89 of the
Code of Civil Procedure for setting aside the sale and
deposited Rs. 250 being 5 % of the purchase-money for
payment to the appellant and Rs. 6 for payment to the
mortgagee, claiming that in consideration o the latter
amount the mortgagee had agreed to “give to them six months’
for payment of the mortgage amount”, and had agree, in the
meantime to abandon the application for execution. The
Subordinate Judge passed an order disposing of the execution
application and directed that Rs. 250 out of the amount
deposit, by the trustees be paid over to the appellant. In
appeal against that order by the appellant, the District
Court reversed the order holding that since the trustees bad
failed to comply with the requirements of r. 89 of 0. 21
Code of Civil Procedure, the executing Court had no
jurisdiction to set aside the sale. The High
457
Court of Gujarat in exercise of powers under s.115 of the
Code of Civil Procedure set aside the order of the District
Court. Raju, J.., held that sale of the mortgaged property
which belonged to a public trust. without the sanction of
the Charity Commissioner being prohibited by s. 36 of the
Bombay Public Trusts Act, was invalid, and on that view
remanded the case to the District Court “for decision on all
the points correctly arising out of the matter”. Against
that order, this appeal has been preferred with special
leave.

The mortgaged property belongs to a public trust within the
meaning of the Bombay Public Trusts Act. Section 36 of the
Bombay Public Trusts Act reads as follows:

“Notwithstanding anything contained in the
instrument of trust-

(a) no sale, mortgage, exchange or gift of any
immovable property, and

(b) no lease for a period exceeding ten years
in the case of agricultural land or for a
period exceeding three years in the case of
non-agricultural land or a building,
belonging to a public trust, shall be valid
without the previous sanction of the Charity
Commissioner.”

Raju, J., was of the opinion that the expression ‘sale’ in
s. 36(a) includes a sale of the property of a public trust
in execution of a decree of a civil Court for recovery of a
debt due by the trust, and on that account a sale in
execution of a decree held without the previous sanction of
the Charity Commissioner must be deemed invalid. We are
unable to agree with that view. Obviously the
transactions of mortgage, exchange or gift or lease of any
immovable property in cls. (a) & (b) contemplated to be made
by the trustees are voluntary transactions, and in the
absence of any clear provision in the Act, the expression
“sale” in cl. (a) would only mean transfer of property by
the trustees for a price. Section 36 occurs in Ch. V
relating to ‘Accounts and Audit’, and is one of the
provisions which imposes restrictions on the powers of the
trustees. There is nothing to indicate, either in the words
of the section, or in the context in which it occurs, that
the sale prohibited without sanction of the Charity
Commissioner includes a Court sale in execution of a decree.
For the purpose of the present case. we do not deem it
necessary to express any opinion on the question whether a
sale in exercise of authority derived from the trustees,
e.g. a covenant for sale under an English mortgage executed
by the trustees or a sale in terms of a consent decree
attracts the application. of s. 36 of the Act. We have no
doubt, however, that the Legislature did not intend to put
any restriction upon the power of the Civil Court executing
a decree for recovery
458
of money due from the trust, by sale of the property of the
trust. The section imposes a fetter upon the power of the
trustees: it is not intended thereby to confer upon the
Charity Commissioner an overriding authority upon actions of
the Civil Court in execution of decrees.

The learned Judge also held that s. 56B of the Bombay Public
Trusts Act which provides that “in any suit or legal
proceedings in which it appears to the Court that any
question affecting a public religious or charitable purpose
is involved, the Court shall not proceed to determine such
question until after notice “has been given to the Charity
Commissioner”, made it obligatory upon the Court to issue
notice to the Charity Commissioner, and if that officer
desires to be joined as a party, to implied him in a
proceeding to enforce a mortgage by sale of the mortgaged
property. In our judgment, that view also cannot be
sustained. A suit to enforce a mortgage or a proceeding to
enforce a mortgage decree against property belonging to a
public trust is not a suit or proceeding in which a question
affecting a public religious or charitable purpose is
involved.

The District Court was, in our judgment, right in holding
that the requirements of 0. 21 r. 89 of the Code of Civil
Procedure were not complied with and the Subordinate, Judge
had no power to set aside the sale held in execution of the
decree. Order 21 r. 89 of the Code of Civil Procedure which
in terms applies to sale of immovable property in “execution
of a decree” which expression includes execution of a decree
for sale of mortgaged property, enables any person either
owning such property or holding an interest therein by
virtue of a title to apply to have the sale Set aside on his
depositing in Court,-

(a) for payment to the purchaser, a sum equal
to five per cent. of the purchase-money, and

(b) for payment to the decree-holder, the
amount specified in the proclamation of sale
as that for the recovery of which the sale was
ordered, less any amount which may, since the
date of such proclamation of sale, have been
received by the decree-holder.

Rule 89 requires that two primary conditions relating to
deposit must be fulfilled: the applicant must deposit in the
Court for payment to the auction purchaser 5 % of the
purchase-money: he must also deposit the amount specified in
the proclamation of sale less any amount received by the
decree-holder since the date of proclamation of sale for
payment to the decree-holder. In the present case, the
trustees of the trust had deposited Rs. 250 for payment to
the auction purchaser. They also deposited Rs. 63 for
payment to the decree-holder, but it is common ground that
the claim of the mortgagee was not satisfied, by that
deposit. The
459
first condition was, therefore, fulfilled, but the second
condition of 0 .21 r. 89 was not fulfilled.

It was urged, however, that the mortgagee having agreed to,
abandon the execution proceeding and to wait for six months
for receiving payment of the mortgage dues from the
trustees, abandonment of the execution proceeding was in law
equivalent to, payment to the decree-holder of the amount
specified in the proclamation of sale for the recovery of
which the sale was ordered. This in our Judgment is a
futile argument. By abandoning the execution proceeding the
claim of the creditor is not extinguished: he is entitled to
commence fresh proceedings for sale of the property. Rule
89 of 0. 21 is intended to confer a right upon the judgment-
debtor, even after the property is sold, to satisfy the
claim of the decree-holder and to compensate the auction
purchaser by paying him 5 % of the purchase-money. The
provision, is not intended to defeat the claim of the
auction purchaser, unless the decree is simultaneously
satisfied. When the judgment creditor agrees to extend the
time for payment of the amount for a specified period and in
the meanwhile agrees to receive interest accruing due on the
amount of the decree, the condition requiring the judgment
debtor to deposit in Court for payment to the decreeholder
the amount specified in the proclamation of sale for the
recovery of which the sale was ordered. cannot be deemed to
be complied with.

Our attention was invited to several decisions in which it
was held, that if the judgment-debtor instead of depositing
in Court the amount specified in the proclamation of sale
for recovery of which the property is sold, satisfies the
claim of the decree-holder under the decree, the
requirements of 0. 21 r. 89 are complied with: Subbayya v.
Venkata Subba Reddi(1), Muthuvenkatapathy Reddy v. Kuppu
Reddi and Others(2), Laxmansing Baliramsing v. Laxminarayan
Deosthan(3). Rabindra Nath v. Harendra Kumar(4). M. H.
Shivaji Rao v. Niranjanaiah and Ant-.(,”). These cases
proceed upon interpretation of the expression ‘less any
amount which may since the date of such proclamation of
sale, have been received” occurring in cl. (b) of r. 89. It
is unnecessary to venture an opinion whether these cases
were correctly decided. It is sufficient to observe that an
order setting aside a court sale, in execution of a mortgage
decree cannot be obtained, under 0. 21 r. 89 of the Code of
Civil Procedure by merely depositing 5 % of the purchase-
money for payment to the auction purchaser and persuading
the decree-holder to abandon the execution proceed–
(1) A.I.R.1935 Mad. 1050.

(2) A.I.R.1940 Mad. 427: I.L.R. [1940] Mad. 699.
(3) I.L.R.[1947] Nag. 802.

(4) A.I.R.1956 Cal. 462.

(5) A.I.R.1962 Mys. 36.

460

Before parting with the case, it is necessary to deal with
certain questions of fundamental importance in the
administration of justice which the judgment of Raju, J.,
raises. The learned Judge observed-(I) that even though
there is a judgment of a Single Judge of the High Court of
which he is a member or of a Division Bench of that High
Court, he is not bound to follow that precedent. because by
following the precedent the Judge would act contrary to s.
165 of the Indian Evidence Act, and, would also violate the
oath of office taken by him when entering upon his duties as
a Judge under the Constitution; and (2) that a judgment of a
Full Bench of the Court may be ignored by a Single Judge, if
the Full Bench judgment is given on a reference made on a
questionof law arising in a matter before a single .Judge
or a DivisionBench. Such a judgment, according to
Raju.J.. would “Dot be a judgment at all” and “has no
existence in law”.

The observations made by the learned Judge subvert the
accepted notions about the force or precedents in our system
of judicial administration. Precedents which enunciate
rules of law form the foundation of administration of
justice under our -system. It has been held time and again
that a single Judge of ,,a High Court is ordinarily bound to
accept as correct judgments of Courts of coordinate
jurisdiction and of Division Benches and of the Full Benches
of his Court and of this Court. The reason ,of the rule
which makes a precedent binding lies in the desire
to .secure uniformity and certainty in the law.
We may refer to the observations made by Venkatarama Aiyar.
J.. in Jaisri Sahu v. Rajdewan Dubey and Others(1) and the
cases referred to therein. If decisions of the same or a
superior Court are ignored, eventhough directly applicable.
by a Judge in deciding a case arising before him, on the
view that every .Judge is entitled to take such view as he
chooses of the question of law arising before him as
Venkatarama Aiyar, J., observed, the “law will be bereft of
all its utility if it should be thrown into a state of
uncertainty by reason of conflicting decisions”.
The effect of a precedent of the Gujarat High Court fell to
be considered indirectly in this case. Before Raju, J., it
was urged -for the first time in the course of this
litigation that in the absence .of the sanction of the
Charity Commissioner the Court sale was invalid. Counsel
for the auction purchaser contended that this question was
not raised before the District Court and that Court ,cannot
be said to have acted illegally or with material
irregularity in not deciding the question. Counsel for the
auction purchaser relied upon two decisions in support of
that proposition: Pinjare Karimbhai v. Shukla Hariprasad(2)
and Haridas v. Rataney(2) He urged that under the Bombay
Reorganization Act, 1960, the
(1) [1962] 2 S.C.R. 558 at pp. 567-569.

(2) 3 Guj. L.R. 529.

(3) 23 Bom. L.R. 802,
461
jurisdiction of the Bombay High Court which originally
extended over the territory now forming part of the State of
Gujarat, ceased when a new High Court was set up in the
State of Gujarat, but it was held by a Full Bench of the
High Court of Gujarat in State of Gujarat v. Gordhandas(1)
that the decision of the Bombay High Court will be regarded
as binding since the Gujarat High Court had inherited the
jurisdiction. power and authority in respect of the
territory of Gujarat. When pressed with the observations
made in the two cases cited at the Bar, Raju. J.. found an
easy way out. He observed that the judgment of the Full
Bench of the Gujarat High Court had “no existence in law”.
for in the absence of a provision in’ the Constitution and
the Character Act of 1861, a Judge of a High Court had no
Power to refer a case to a Full Bench for determination of a
question of law arising before him. and a decision given on
a reference “had no existence in law”. The learned Judge
also though that if a Judge or a Division Bench of a Court
makes a reference on a question of law to a Full Bench for
decision. it Would in effect be assuming the jurisdiction
which is vested by the Charter of the Court in the Chief
justice of the High Court. In so observing the learned Judge
completely misconceived the nature of a reference made by a
Judge or a Bench of Judges to a larger Bench. when it
appears to a Single Judge or a Division Bench that there are
conflicting decisions of the same Court. or there are
decisions of other High Courts in India which are strongly
persuasive and take a view different from the view which
prevails in his or their High Court.. or that a question of
law of importance arises in the trial of a case, the Judge
or the Bench passes an order that the papers be placed
before the Chief Justice of the High Court with a request to
form a special or Full Bench to hear and dispose of the case
or the questions raised in the case. For making such a
request to the Chief Justice, no authority of the
Constitution or of the Charter of the High Court is needed.
and by making such a request a Judge does not assume to
himself the powers of the Chief Justice. A Single Judge
does not by himself refer the matter to the Full Bench: he
only requests the Chief Justice to constitute a Full Bench
for hearing the matter. Such a Bench is constituted by the
Chief Justice. The Chief Justice of a Court may as a rule,
out of deference to the views expressed by his colleague,
refer the case: that does not mean. however, that the source
of the authority is in the order of reference. Again it
would be impossible to hold that a judgment delivered by a
Full Bench of a High Court after due consideration of the
points before it is liable to be regarded as irrelevant by
Judges of that Court on the -round of some alleged
irregularity in the constitution of the Full Bench
The judgment of the Full Bench of the Gujarat High Court was
binding upon Raju J., If the learned Judge was of the view
(12) 3 Guj. L.R. 269.

462

that the decision of Bhagwati, J.. in Pijare Karimbhai’s
case(1) and of Nacleod, C. J.. in Haridas’s case(2) did not
Jay down the ‘correct law or rule of practice, it was open
to him to recommend ,to the Chief Justice that the question
be considered by a larger Bench. Judicial decorum,
propriety and discipline required that lie should not ignore
it. Our system of administration of justice aims at
certainty in the law and that can be achieved only if,
Judges do not ignore decisions by Courts of coordinate
authority or of superior authority. Gajendragadkar, C. J..
observed In Lala Shri Bhagwan & Anr. v. Shri Ram Chand and
Anr.
(3).

“It is hardly necessary to emphasise that
consideration of judicial propriety and
decorum require that if a learned single Judge
hearing a matter is inclined to take the view
that the earlier decisions of the High Court,
whether of a Division Bench or of a single
Judge, need ,to be re-considered, he should
not embark upon that enquiry sitting as a
single Judge, but should refer the matter ‘to
a Division Bench. or, in a proper case, place
the relevant papers before the Chief Justice
to enable him to -constitute a larger Bench to
examine the question. That is the proper and
traditional way to deal with such matters and
it is founded on healthy principles of
judicial decorum and propriety.”

In considering whether a precedent of a Court of coordinate
,authority is binding reference to s. 165 of the Evidence
Act is irrelevant. Undoubtedly, every judgment must be
based upon facts declarded by the Evidence Act to be
relevant and duly proved. But when a Judge in deciding a
case follows a precedent, he only regards himself bound by
the principle underlying the judgMent and not by the facts
of that case.

It is true that every Judge of a High Court before he enters
upon his office takes an oath of office that he will bear
true faith -and allegiance to the Constitution of India as
by law established and that he will duly and faithfully and
to the best of his ability, knowledge and judgment perform
the duties of office without fear ,or favour, affection or
illwill and that he will uphold the Constitution and the
laws: but there is nothing in the oath of office which
warrants a Judge in ignoring the rule relating to the
binding nature, of the precedents which is uniformly
followed.

The appeal is allowed and the order passed by the High Court
set aside and the order passed by the District Court
restored.

In the circumstances, there will be no order as to costs in
this -Court and in the High Court.

Y.P.

Appeal allowed.

(1) 3 Guj. L.R. 529.

(2) 23 Bom. L. R. 802.

(3) [1965] 3 S.C.R. 218.

463