Supreme Court of India

U.P. State Sugar Corporation And … vs M/S Mahalchand M. Kothari And … on 29 October, 2004

Supreme Court of India
U.P. State Sugar Corporation And … vs M/S Mahalchand M. Kothari And … on 29 October, 2004
Author: Dharmadhikari
Bench: M. Dharmadhikari, P. P. Naolekar
           CASE NO.:
Appeal (civil)  357-358 of 1999

PETITIONER:
U.P. State Sugar Corporation and another

RESPONDENT:
M/s Mahalchand M. Kothari and others

DATE OF JUDGMENT: 29/10/2004

BENCH:
M. Dharmadhikari & P. P. Naolekar

JUDGMENT:

J U D G M E N T

Dharmadhikari J.

By Uttar Pradesh Sugar Undertakings (Acquisition) Ordinance,
1971 which later became an Act No. 23 of the same name [hereinafter
referred to shortly as the ‘Ordinance/Act’], M/s Maheshwari Khetan
Sugar Mill Pvt. Ltd., [Respondent No. 2 herein] at Ramkola, District
Deoria in the State of Uttar Pradesh, was acquired by the appellant
U.P. State Sugar Corporation [shortly referred to as ‘the Corporation’].

On the date of coming into force of the Ordinance, the Sugar
Mill was under management of Receiver appointed on 04.3.1970 by
the Collector for recovery of dues of cane-growers as arrears of land
revenue in accordance with section 279(1)(g) read with Section 286A
of the U.P. Zamindari Abolition and Land Reforms Act, 1950 [shortly
referred to as ‘the Act of 1950’].

M/s Mahalchand M. Kothari which is a partnership firm carrying
on trade in Guwahati in the State of Assam filed two suits in the Court
of Assistatnt District Judge, Guwahati for recovery of damages caused
to it as a result of non-supply of sugar under the contract entered into
by the plaintiff firm with the Receiver who was managing the Sugar
Mill. The orders were placed by the plaintiff for supply of different
quantities of sugar in the year 1979 and advance money was paid to
the Receiver for timely supply. The prices of sugar having gone up in
the period of supply under the contract, the Receiver neither sent the
quantity of sugar nor returned the advance price paid by the plaintiff.
Both the suits Nos. 11 & 27 were filed in the year 1982. The erstwhile
Mill owner and the appellant Corporation were made defendants to the
suits because by that time, Sugar Mill already stood transferred to,
vested in and been in actual possession of the Corporation in
accordance with section 3 of the Act.

The Corporation repudiated the claims made in the two suits
pleading inter alia that there was no privity of contract between the
plaintiff and the Corporation; the Receiver was managing the Sugar
Mill on the date of alleged non-supply of quantity of sugar; the
erstwhile owner of the Sugar Mill had filed writ petition in the High
Court of Allahabad challenging the constitutional validity of the Uttar
Pradesh Sugar Undertakings (Acquisition) Ordinance, 1971 in which
operation of the Ordinance was stayed and the possession of the
Sugar Mill was restored to the erstwhile owner on specified terms and
conditions of the order of stay.

The Assistant District Judge, Guwahati by two separate
judgements, decreed both the suits holding inter alia that the
Corporation cannot avoid its liability towards the claims of the plaintiff
as the Sugar Mill stood transferred to and vested in it from the
‘appointed day’ i.e. 3.7.1971 under Section 3 of the Act.

The Corporation had preferred two appeals to the High Court of
Guwahati which were allowed on 26.6.1996 solely on the ground that
the suits were not maintainable as the plaintiff was not a registered
partnership firm and was, therefore, incompetent to sue as a firm. The
plaintiff then had approached this Court by Civil Appeal Nos. 3057 and
3058 of 1997 which were allowed on 25.7.1997 as it was pointed out
that original certificate showing registration of the firm had been
produced before the trial court. This Court, therefore, remitted the
appeals to the High Court for their decision on merits.

The Division Bench of the High Court by the impugned judgment
dated 16.7.1998 dismissed both the appeals of the Corporation and
confirmed the decrees granted by the trial court in the two suits in
favour of the respondent/plaintiff.

The Corporation, therefore, after seeking leave is before this
Court in these two appeals.

Learned counsel appearing for the Corporation has taken us
through the relevant dates and proceedings of the Allahabad High
Court in the writ petition which was filed challenging the
Ordinance/Act. It is strenuously urged that there was no privity of
contract between plaintiff and the Corporation. The Corporation,
therefore, could not be held liable towards the losses and damages
caused to the plaintiff by alleged breach of contract committed by the
Receiver in not supplying the sugar for which orders had been placed
by the plaintiff. It is submitted that for transferring and vesting of
Sugar Mill in the Corporation, the ‘appointed day’ fixed under Section
3 of the Ordinance/Act was 3.7.1971 but the erstwhile owner of the
Sugar Mill challenged the validity of the Ordinance in the Allahabad
High Court and obtained a stay order on 09.7.1971 whereunder the
Receiver, who was already managing the Sugar Mill as a nominee of
the Collector under section 279(1)(g) read with Section 286A of the
Act of 1950, continued in the management of the Sugar Mill for and on
behalf of the erstwhile owner. It is contended by the counsel on behalf
of the Corporation that when two orders for supply of sugar were
alleged to have been placed on 02.2.1979 and 09.2.1979 by the
plaintiff, the Receiver was in possession and management of the sugar
mill. He was acting not for the Corporation but for and on behalf of
the erstwhile owner of the mill who was in de jure possession of the
mill as an effect of the order of stay dated 09.7.1971 obtained in Writ
Petition No. 4193 of 1971 filed in the Allahabad High Court challenging
the constitutional validity of the Ordinance. Under the terms of the
order of stay, operation of the Ordinance was stayed and possession of
the mill was restored to the erstwhile owner.

Learned counsel appearing for the respondent plaintiff heavily
relied on the photocopies of the order-sheets of the writ petition No.
4193 of 1971 filed in the Allahabad High Court. An attempt has been
made to show that the order obtained by the erstwhile owner of the
Sugar Mill on 09.7.1971 staying operation of the Ordinance had been
vacated by the High Court on 29.7.1974 on the application of the
Receiver who was experiencing various difficulties in managing and
running the Sugar Mill. The learned counsel for the respondent plaintiff
contended that as the stay against Ordinance/Act passed on 09.7.1971
stood vacated on 29.7.1974, the Sugar Mill would be deemed to have
stood transferred to and vested in the Corporation on the ‘appointed
day’ 03.7.1971. The orders for supply of sugar were placed on
02.2.1979 and 09.2.1979 by the plaintiff after the stay against
Ordinance had been vacated by the High Court on 29.7.1974. On
behalf of the respondent plaintiff, it is, therefore, submitted that for
the acts and omissions of the Receiver the Corporation, in whom the
Sugar Mill stood vested, could not have been allowed to repudiate its
liability towards the breach of contract committed by the Receiver.

At the outset, it is necessary to put straight the factual position
which is discernible on a careful perusal of the proceedings of the writ
petition in the High Court in which the constitutional validity of the
Act/Ordinance was challenged.

On behalf of the respondent plaintiff, an attempt was made to
project that the order dated 09.7.1971 granting stay against the
Ordinance/Act, stood vacated on 27.9.1974 on the application of the
Receiver who prayed for unfettered right to manage the Sugar Mill. In
the additional documents filed by the parties before us, a copy of the
application filed by the receiver seeking vacation of stay and
photocopies of the order-sheets of the High Court in the writ petition
have been produced. The Receiver had filed an affidavit on 16.5.1974
in the High Court of Allahabad in which prayer was made to vacate the
interim order of stay.

On behalf of respondent plaintiff, reliance is placed on the
order-sheet recorded in the writ petition on 29.7.1974. It reads thus:-

‘Hon. Gulati J.

29.7.1974. ‘Application dated 17.3.1974 allowed.
List the writ for hearing on 16.9.1974.’

Learned counsel for the respondent submitted that in the above
quoted order, the date of the application mentioned as 17.3.1974
should be correctly read as 17.5.1974 as according to him the hand-
written figure 3 showing the month should be read as 5. We find that
nothing turns on the fact whether the application which was allowed on
29.7.1974 was of date 17.3.1974 or 17.5.1974. After 29.7.1974, the
writ petition stood adjourned to several dates for hearing. The order-
sheet of 22.5.1976 reads thus :-

‘Hon. Sapru J.,

22.5.1976 ‘An application to vacate the stay order has been
filed on 10.5.1976. A counter affidavit has been filed
within three weeks. The rejoinder affidavit may be filed
by 07th of July, 1976. List it for orders on 08.7.1976.’

Office Report dated 07.07.1976 reads thus :-

Misc. 5657/76 dated 10.5.76 (to vacate stay)

In compliance of court’s order dated 20.5.1976, neither counter nor
rejoinder affidavit has been filed. Put up for further orders.

On 08.7.1976, as directed earlier, the case was listed before
the Division Bench which recorded the following order :-
‘Hon. Yashoda Nandan J.,
Hon. H. N. Seth J.,

8.7.1976 ‘We are informed that the application for vacating the stay
order is part-heard before a Bench consisting of Hon. C.P.S. Singh and
Hon. Mahrotra JJ. List this application before the bench concerned at
an early date.’

From the above quoted subsequent orders, it appears that the
parties were repeatedly taking time to file additional pleadings and
counters but no orders on application for vacating stay was passed.
The writ petition was placed before various benches between July,
1997 to April, 1979. The writ petition challenging the validity of the
Ordinance/Act was dismissed on 3.5.1979 which can be said to be the
event whereupon the interim order of stay of the Ordinance/Act
passed on 09.7.1971 stood automatically vacated.

From the resume of the above facts gathered out from the
photocopies of the proceedings of the writ petition, the fact which
conclusively emerges is that the conditional interim stay granted on
9.7.1971 in the writ petition challenging constitutional validity of the
Ordinance/Act stood vacated only on the final dismissal of the writ
petition on 03.5.1979. As is sought to be projected on behalf of the
respondent, the stay was not vacated on 29.7.1974. On that date,
some other application dated 17.3.1974 (details of which are not clear
from the proceedings of the writ petition) happened to be allowed. The
further proceedings in the writ petition clearly go to show that the
application for vacating stay remained pending on 22.5.1976 and
08.7.1976. It was never decided during pendency of the writ petition.
The stay order stood vacated only when judgment was delivered on
03.5.1979 and the writ petition questioning the validity of the
Ordinance/Act was dismissed.

On these facts culled out from the proceedings of the writ
petition, it is clear that Receiver entered into alleged contract for
Supply of agreed quantities of sugar to the plaintiff respondent on
2.2.1979 and 9.2.1979 when stay order dated 9-7-1971 passed in the
writ petition was in operation.

Next, we have to consider what is the legal effect of the order of
stay passed by the High Court in the writ petition on 09.7.1971. To
ascertain the legal effect of the stay order passed in writ petition, it is
necessary to reproduce its contents and examine it critically.

O R D E R

Issue notice.

Till further orders of this Court, the operation of U.P.
Ordinance No. 13 of 1971 shall remain stayed so far as the
Receiver is concerned. The status quo, as on July 2, 1971, shall
be restored and the petitioner company which admittedly, was
running the mills on that date, will be put back in possession.
This order will, however, not affect any other proceedings pending
and any other orders that may be passed by any competent
court or authority hereafter. This order will be further subject to
the following condition:-

1. The Receiver shall made arrangements for the off season
repairs of the machinery etc. and if he takes advances from
Bank for this purpose, final orders regarding repayment of the
same would be passed at the time of the final disposal of the
writ petition.

2. The amount of money to be spent on the repairs shall not
exceed the average amount spent in the last three years.

3. The Receiver is restrained from removing or disposing of any
property of the undertaking other than sugar, molasses
and waste products.

4. The Receiver shall maintain the plant and machinery in good
repairs to ensure the satisfactory running of the factory in the
coming crushing season. The Collector, Deoria, shall, however,
have free access to the factory and will be consulted by the
receiver in matters of management. It will be open to the
Collector to prepare such inventory as he desires. If an
inventory is prepared, the Collector shall supply a copy thereof
to the Receiver.

5. The Receiver shall not create any long term or unduly heavy
liabilities on the property including the mortgage of fixed
assets; any loans that he may raise shall be only for the
purpose of capital investment or working capital of the
undertaking concerned.

6. The Receiver shall make no changes in the terms and
conditions of any employee, except with the previous
permission of this Court.

Copies of this order may be supplied to the counsel for the
parties on payment of usual charges.

[Emphasis supplied]

From the terms and conditions of the above quoted order of stay
passed on 9-7-1971, what seems to us is that the operation of the
impugned Ordinance/Act was partially stayed on specified conditions to
regulate the power of the Receiver which was already managing the
Sugar Mill under section 279(1)(g) read with section 286A of the Act of
1950. The legal effect of the order of stay (quoted above) was that the
Receiver which was appointed under the Act of 1950, was to continue
in management of the Mill on the conditions imposed by the High
Court. From term no. 3 in the stay order, it is clear that the Receiver
had only power to carry on day-to-day business of the Sugar Mill and
for that purpose, to sell sugar, molasses and waste products. The
Receiver, when entered into the alleged contract in February, 1979 to
supply sugar to the plaintiff respondent was acting as a statutory
Receiver who was allowed with added conditions to continue in
management of the Sugar Mill by the High Court in accordance with
section 279(1)(g) and Section 286-A of the Act of 1950. Under the
terms of the stay order, the status-quo as existing on 2.7.1971 i.e. a
day before the ‘appointed day’ was restored and the erstwhile owner
was directed to be put back in possession of the Sugar Mill. The de
jure possession of the Sugar Mill was thus restored to the erstwhile
owner but de facto possession on terms and conditions contained in
the order of stay was allowed to be retained by the Receiver with right
to manage the Sugar Mill.

The next legal question that arises is: what is the legal effect of
vacation of the order of stay on ultimate dismissal of the writ petition
on 3.5.1979?

The other related question is : what was the position of the
Receiver who was managing the Sugar Mill? Whether he was
representing the erstwhile owner or the Corporation or he was
representing none of them but was representing the Collector who had
appointed him under the Act of 1950? For the aforesaid questions, a
brief survey of the provisions of the Ordinance/Act and the Act of 1950
would be necessary.

The Act of 1950 prescribes appointment of Receiver on the
property of the defaulter as one of the modes of recovery of dues as
arrears of land revenue. Section 279 (1)(g) reads as under :-
“Section 279. Procedure for recovery of an arrear of land revenue.-
(1) An arrear of land revenue may be recovered by any one or more of
the following processes :

…………..

…………..

(g) by appointing a receiver of any property, moveable or immovable
of the defaulter.

Section 286A of the Act of 1950 is the other relevant Section
which empowers the Collector to appoint a Receiver for recovery of
dues as arrears of land. It reads as under :-

“Section 286-A. Appointment of Receiver.-(1) Notwithstanding
anything in this Act when [an arrears of revenue or any other sum
recoverable as an arrear of revenue] is due, the Collector, may in
addition to or instead of any of the processes hereinbefore specified,
by order

a) appoint, for such period as he may deem fit, a receiver of any
moveable or immovable property of the defaulter;

b) remove any person from the possession or custody of the
property;

c) commit the same to the possession, custody of management of
the receiver ;

d) confer upon the receiver all such powers, as to bringing and
defending suits and for the realization, management,
protection, preservation and improvement of the property, the
collection of the rents and profits thereof, the application and
disposal of such rents and profits, and the execution of
documents, as the defaulter himself has or such of those
powers as the Collector thinks fit.”

As the Statement of Objects and Reasons of the
Ordinance/Act indicates that the legislation is brought into force by the
State to acquire such Sugar Mills where because of the
mismanagement of the Mills, serious problems are faced by the cane-
growers and the labour with consequential adverse impact on the
general economy of the area where the mills are situated. Under the
Act, the scheduled Sugar Mills or undertakings are acquired by the
State which stand transferred to and vested in the Corporation from
the ‘appointed day’. Section 2(a) & (c) of the Act define ‘appointed
day’ and ‘Corporation’ respectively. Section 2(a) & (c) and section 3 of
the Act read as under:-

Section 2. Definition. In this Act, unless the context otherwise
requires

(a) ‘appointed day’ in relation to the undertakings specified in
Schedule I means July 3, 1971 and in relation to the
undertakings specified in Schedule II means October 28, 1984.

(b) ……………..

(c) “Corporation” means the Uttar Pradesh State Sugar Corporation
Limited, a Government Company within the meaning of section
617 of the Companies Act, 1956 (Act I of 1956).

(d) …………………

Section 3. Vesting. On the appointed day, every scheduled
undertaking shall, by virtue of this Act, stand and be deemed to have
stood transferred to and vest and be deemed to have vested in the
Corporation free from any debt, mortgage, charge or other
encumbrance or lien, trust or similar obligation (excepting any lien or
other obligation in respect of any advance on the security of any sugar
stock or other stock-in-trade) attaching to the undertaking :

Provided that any such debt, mortgage charge or other encumbrance
or lien, trust or similar obligation shall attach to the compensation
referred to in section 7, in accordance with the provisions of that
section, in substitution for the undertaking :

Provided further that a debt, mortgage, charge or other encumbrance
or lien, trust or similar obligation created after the scheduled
undertaking or any property or asset comprised therein had been
attached, or a receiver appointed over it, in any proceedings for
realization of any tax or cess or other dues recoverable as arrears of
revenue shall be void as against all claims for dues recoverable as
arrears of revenue.

One of the consequences of vesting of the sugar mill in the
Corporation under section 3 of the Act, as provided in section 4(a), is
that any receiver appointed by the court on the scheduled
undertaking/Sugar Mill shall cease to function from the appointed day.
Section 4(a) of the Act reads thus :-

“Section 4. Certain consequences of vesting. Notwithstanding
anything contained in any other law for the time being in force, and
save as otherwise provided in this Act, on and from the appointed
day

(a) every appointment of Receiver over any scheduled
undertaking by any court shall cease;

(b) ——————–”

[Emphasis supplied]

The aforesaid provision refers to any ‘Receiver appointed by any
the court’ and not a Receiver appointed by the Collector under the
provisions of the Act of 1950. The mode of delivery of possession of
the acquired Sugar Mill is contained in section 5. It provides first
delivery of possession of the Sugar Mill by the owner to the Collector
who shall prepare inventory of property, assets, books of accounts,
registers etc., and thereupon shall deliver the possession of the
undertaking/Sugar Mill to the Corporation. Section 5 of the Act reads
thus :-

“Section 5. Duty to deliver possession. (1) Where any scheduled
undertaking has vested in the Corporation under section 3, every
person in whose possession or custody or under whose control any
property or asset, book of account, register or other document
comprised in that undertaking may be, shall forthwith deliver the same
to the Collector.

(2) The Collector may take all necessary steps for securing
possession of any such property or asset, book of account, register or
document, and in particular, may use or cause to be used such force
as may be necessary.

(3) The Collector shall prepare an inventory of all properties,
assets, books of account, registers and documents taken possession of
under this section, so far as practicable in the presence of the occupier
or his authorized representative.

(4) Deliver of possession to the Collector under this section shall
amount to delivery of possession to the Corporation.

(5) Without prejudice to the provisions of the foregoing sub-
sections, any person referred to in sub-section (1) shall be liable to
account to the corporation for any such property or asset, book of
account, register or document which he has failed to deliver to the
Collector.

The entry at Serial No. 4 in Column Nos. 2 & 3 of Schedule I
attached to the Act, shows the Sugar Mill named Maheshwari Khetan
Sugar Mills (Pvt.) Ltd., Ramkola, District Deoria stands acquired and
vested in the Corporation on the appointed day on payment of fixed
compensation of Rs. 11,00,000/-.

From the aforesaid provisions of the Act of 1950 and the
Ordinance/Act, it is clear that the Receiver who was in the
management of the Sugar Mill on the ‘appointed day’ was not a
Receiver appointed by any Court. He was a Receiver appointed by the
Collector under the Act of 1950 and on the vesting of the Sugar Mill on
the appointed date 3.7.1971, was in possession and management of
the Sugar Mill not as an agent either of the erstwhile Sugar Mill owner
or the corporation. He was a statutory Receiver appointed under
section 279(1)(g) read with section 286-A of the Act of 1950 for the
purpose of recovery of dues of the cane-growers in the manner as
arrears of land revenue. He was allowed to continue in management
of the Sugar Mill by the High Court on the terms and conditions
imposed in the order of stay passed during pendency of the writ
petition.

The liabilities incurred by a statutory Receiver in the course of
management of the Sugar Mill are liabilities attached to assets or
properties of the Sugar Mill because neither the erstwhile owner nor
the Corporation, which later acquired the Sugar Mill, was responsible
for the alleged losses or damages caused to the plaintiff by the alleged
breach of contract committed by the receiver in non-supply of the
quantity of sugar.

The general rule is that a receiver takes the rights, causes, and
remedies which were in the individual or estate whose receiver he is,
or which were available to those whose interests he was appointed to
represent. Ordinarily none of the parties to the suit in which a
receiver was appointed is personally responsible for losses and
liabilities incurred in the administration of the receivership, but, except
as the receiver may be personally liable therefor, such losses and
liabilities fall on the estate. [See statement of law in Corpus Juris Secundum
Vol.75 Articles 325 & 187 at pages 833 and 1000, respectively]

In the present suit, the Receiver has not been impleaded as a
party-defendant and there is no claim against him for any misconduct
committed by him in management of the Sugar Mill. He is not alleged
to be personally liable for the alleged breach of contract. The liability,
therefore, towards the alleged loss or damage arising from breach of
contract attaches to the Sugar Mill and can be allowed to be realized
from the person in whom the title of Sugar Mill stands vested.

A statutory Receiver is merely the legal representative of the
property placed in his hands as such. In determining his liability the
court will only determine the liability of the property. It is not material
whether the liability existed before or has accrued since his
appointment. A contractual liability arising against the receiver during
the course of management of the property for acts or omissions
committed by him for the benefit of the property, is not merely
enforceable against the receiver but is a liability attached to the
property in his receivership, which can be recovered from the property
and through the person in whom the property vests. [See Statement of
law in Words and Phrases, Permanent Edition Vol.36 at page 742 from the Heading
Representative of property]

As is the admitted position, on the coming into force of the
Ordinance, the Sugar Mill stood transferred to and vested in the
Corporation on the appointed date 3.7.1971. On that date, the
Receiver appointed by the Collector under the provisions of 1950 Act
was already holding custody of the Sugar Mill and was managing the
same. During course of the Writ Petition filed by the owner of the
Sugar Mill in which the constitutional validity of the ordinance/Act was
challenged, a stay order, on the limited terms and conditions, was
passed on 9.7.1971. The terms and conditions of the order
reproduced above, restored the de jure possession of the Sugar Mill to
the erstwhile owner but de facto possession and management of the
Sugar Mill was allowed to remain undisturbed with the receiver
although with limited powers to him. The Receiver was specifically
allowed in accordance with term No.3 of the stay order to sell sugar,
molasses and other waste products. By virtue of the order of stay
passed by the High Court, during pendency of the writ petition, the
Receiver appointed under the Act of 1950, continued to manage the
Sugar Mill subject to the ultimate result of the writ petition. The Writ
Petition ultimately came to be dismissed on 3.5.1979 and the stay
order containing the terms and conditions (quoted above) passed on
9.7.1971 stood automatically vacated. The natural consequence was
restoration of full operation of the provisions of the ordinance/Act as
was originally passed. In accordance with Section 3 of the Act, the
Sugar Mill stood transferred and vested in the Corporation from the
appointed date 3.7.1971. On vacation of the stay order with effect
from the appointed day-3.7.1971, the operation of the Ordinance/Act
was revived. The liability arising from breach of contract committed
by the Receiver was not of the Corporation. It was an obligation
attached to the property of the Sugar Mill which was under the
management of the Receiver, initially under the 1950 Act and
continued under the order of stay passed by the High Court. Since the
liability towards breach of contract was attached to the sugar mill
under the management of the Receiver, the Corporation in whom title
of the sugar mill stands vested under Section 3 of the
Act cannot avoid the liability – it being a burden on the said property
and recoverable from it.

It is of no importance or consequence that actual or de facto
possession of the property was received by the Corporation under a
formal order of Collector, Deoria on 23.5.1979, only after dismissal of
the Writ Petition on 3.5.1979 and consequent discharge of the
Receiver.

The Ordinance was stayed by the High Court to restore status
quo ante existing on 2.7.1971 that is a day prior to appointed date
3.7.1971. But on the dismissal of writ petition and automatic vacation
of the stay order of the High Court, the operation of the Ordinance/Act
with all legal consequences flowing from the said law stood restored
from the appointed date. The trial court and the High Court are
perfectly right in holding in their judgments that the order of stay
passed in writ petition could have no effect of postponing the
‘appointed day; statutorily fixed under section 3 of the Ordinance/Act.

The argument advanced on behalf of the corporation cannot be
accepted that the Sugar Mill came to be transferred to the Corporation
only when its actual possession was formally obtained from the
Collector, Deoria on 23.5.1979 after dismissal of the writ petition.

The legal status and position of a receiver appointed by the
Court and a Receiver appointed under in a Statute are different. In the
instant case, the receiver appointed under the Act of 1950 and
continued by the High Court on terms and conditions contained in the
stay order during pendency of the writ petition, was a statutory
receiver and his rights and liabilities were attached to the property for
the management of which he was appointed. The receiver was not an
agent of either of the parties. For his acts and omissions, a third party
could raise a claim against the party in whom the property stood
vested and to which the liability was attached.

The suits were filed by the plaintiff claiming losses and damages
for breach of contract committed by the receiver within the prescribed
period of limitation. On the date of filing of the suits, the receiver was
not in possession of the Sugar Mill as the actual possession of the
Sugar Mill had been restored to the Corporation. It was, therefore, not
necessary for the plaintiff to implead the receiver as a party to the
suits. The Receiver could not be made personally liable for his acts and
omissions in the course of management of the Sugar Mill and which
are not alleged to be mala fide.

Our conclusion, therefore, is that as none of the parties i.e. the
erstwhile owner or the Corporation is personally liable for the breach of
contract committed by the receiver in the course of management of
the Sugar Mill, the contractual liability of the receiver towards the
plaintiff is recoverable from the property of the Sugar Mill, and
therefore, through the Corporation in whom the property stands
vested under the Act.

As a result of the detailed discussion of facts and law as above,
both the appeals stand dismissed with costs and the decrees granted
by the trial court are hereby confirmed.