Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Bank Of Patiala vs S.K. Mathur
2011 Latest Caselaw 769 Del

Citation : 2011 Latest Caselaw 769 Del
Judgement Date : 9 February, 2011

Delhi High Court
State Bank Of Patiala vs S.K. Mathur on 9 February, 2011
Author: Indermeet Kaur
*     IN THE HIGH COURT OF DELHI AT NEW DELHI

%                             Date of Judgment: 09.02.2011

+     R.S.A.No.78/2010

STATE BANK OF PATIALA                         ...........Appellant
                   Through:         Mr. Narender Pal, Advocate.

                  Versus
S.K. MATHUR                                     ..........Respondent
                        Through:    Nemo

CORAM:
HON'BLE MS. JUSTICE INDERMEET KAUR

    1. Whether the Reporters of local papers may be allowed to
       see the judgment?

    2. To be referred to the Reporter or not?               Yes

  3. Whether the judgment should be reported in the Digest?
                                                       Yes
INDERMEET KAUR, J. (Oral)

This appeal has impugned the judgment and decree dated

08.12.2009 which has endorsed the findings of the trial Judge

dated 08.05.2009 wherein the suit filed by the plaintiff i.e State

Bank of Patiala seeking recovery against two defendants had been

dismissed.

2 The short dispute is as follows:-

The plaintiff had filed a recovery suit of Rs.1,56,872.40 paise

against two defendants of whom defendant No. 1 was the principal

debtor and defendant No. 2 was the guarantor. This was a

composite suit which had been filed by the plaintiff against both

the defendants. In the course of proceedings, it was brought to

notice that defendant No. 1 had expired on 18.10.2005; on

08.02.2007 orders were passed that the suit filed by the plaintiff

stands abated qua defendant No. 1. A perusal of the order dated

08.02.2007 shows that this order was passed on the statement

made by counsel for defendant No. 2.

3 The question which arose for decision was as to whether the

suit has abated as a whole i.e. against defendant No. 2 as well.

4 Section 134 of the Indian Contract Act, 1872 (hereinafter

referred to as the „said Act‟) reads as follows:-

"134. Discharge of surety by release or discharge of principal debtor.- The surety is discharged by any contract between the creditor and the principal debtor, by which the principal debtor is released or by any act or omission of the creditor, the legal consequence of which is the discharge of the principal debtor."

4 Trial Judge had relied upon the aforenoted statutory

provision to draw a conclusion that the suit stands abated as a

whole.

5     This finding was endorsed in appeal.

6     Learned counsel for the appellant has urged that under

Section 128 of the said Act, the liability of principal debtor and

guarantor is coextensive and even assuming that suit filed by the

plaintiff against defendant No. 1 stands abated, the plaintiff has

every right to pursue his suit against defendant No. 2; it was an

independent right; the guarantor could not be discharged. It is

pointed out that this is also evident from the contract between the

parties. Counsel for the appellant has placed reliance upon (1978)

48 Comp Cas 459 Prestige Finance P Ltd. (In liquidation) Vs.

Balwant Singh & Anr and AIR 2004 SC 3942 Shahazada Bi and

others Vs. Halimabi to support this submission.

7 Both these judgments are inapplicable to this factual

scenario. In the case of Prestige Finance a claim petition has been

filed by the Official Liquidator under Section 446 of the Companies

Act, 1956 and on summons being issued, it was noted that Krishan

Lal had expired; an application under Order 22 Rule 4 of the Code

of Civil Procedure (hereinafter referred to as the „Code‟) had been

preferred by the Official Liquidator; the Court held that the

original application had been filed against a dead person;

proceedings could not be declared null and void; legal

representative could be brought on record under Order 1 Rule 10

of the Code; provisions of Order 22 Rule 4 of the Code would have

no application ; the ratio of the said judgment is inapplicable. The

second judgment relied upon by learned counsel for the appellant

in Shahazada Bi is also distinct on facts. This was a case where a

suit for recovery of possession had been filed against tenants in

common; each defendant was in separate independent possession

of each room; the relief claimed against each of the defendants was

divisible and since claim was against each individual defendant, it

was held that the death of one defendant would not lead to

abatement of the entire suit.

8 The instant is not one such case. Admittedly in this case, a

joint claim had been preferred against the two defendants of whom

one having died, the suit proceedings stood abated qua him on

08.02.2007. Since the suit proceedings had abated against the

principal debtor, the question of continuance of the suit against the

guarantor would not arise. Claim against the guarantor was not

divisible; it was not an independent claim. Section 134 of the

Indian Contract Act was applicable; surety stood discharged.

9 In AIR 1996 SC 1427 Sri Chand Vs. M/s Jagdish Pershad

Kishan Chand, the Apex Court had held that no exhaustive

statement can be made as to when and under what circumstances

the appeal will abate as a whole or it would proceed.

The three tests laid down by the Court to determine this read

as follows:-

"The courts will not proceed with an appeal (a) when the success of the appeal may lead to the court's coming to a decision which may be in conflict with the decision between the appellant and the deceased respondent and, therefore, it would lead to the court's passing a decree which will be contradictory to the decree which had become final with respect to the same subject matter between the appellant and the deceased respondent; (b) when the appellant could not have brought the action for the necessary relief against those respondents alone who are still before the court and

(c) when the decree against the surviving respondents, if the appeal succeeds, be ineffective that is to say it could not be successfully executed. These three tests, as pointed out by this Court in Sri Chand v. M/s. Jagdish Pershad Kishan Chand MANU/SC/0008/1966 are not cumulative tests. Even if one of them is satisfied, the court may dismiss the appeal." 10 Applying the first test, it is clear that once the suit had

abated against defendant No. 1, the result would be that the suit is

dismissed qua him; if the claim is decreed against defendant No. 2

it would be a conflict between the decree of dismissal passed

against defendant No. 1 and, therefore, it would lead to the court

passing a decree which has even otherwise become final with

respect to the same subject matter between the appellant and the

deceased defendant no.1.

11 The substantial questions of law have been phrased on page

7 of memo of appeal. No such substantial question of law having

arisen.

Appeal is dismissed in limine.

INDERMEET KAUR, J.

FEBRUARY 09, 2011 A

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter