Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Moneyline Credit Ltd. vs Sh. Sanjeev Kumar And Ors.
2014 Latest Caselaw 4715 Del

Citation : 2014 Latest Caselaw 4715 Del
Judgement Date : 23 September, 2014

Delhi High Court
M/S Moneyline Credit Ltd. vs Sh. Sanjeev Kumar And Ors. on 23 September, 2014
Author: Valmiki J. Mehta
*            IN THE HIGH COURT OF DELHI AT NEW DELHI

+            Ex. F.A. No.13/2013 and C.M. No.16029/2014 (condonation
             of delay)

%                                                    23rd September, 2014

M/S MONEYLINE CREDIT LTD.                                   ......Appellant
                 Through:                Mr. Sachin Sangwan, Advocate.


                          VERSUS


SH. SANJEEV KUMAR AND ORS.             ...... Respondents
                  Through: Mr. Pradeep Trehan, Advocate for
                           respondent No.3.

CORAM:
HON'BLE MR. JUSTICE VALMIKI J.MEHTA

To be referred to the Reporter or not?


VALMIKI J. MEHTA, J (ORAL)

1.           The challenge by means of this execution first appeal is to the

impugned order of the trial court dated 22.1.2013.         Trial court by the

impugned judgment has dismissed the execution proceedings by holding that

there were no rights of a mortgagee created in favour of the appellant

inasmuch as and in fact the objectors being the respondent nos.1 and 2

herein, and who are not the judgment debtors, were the owners of the suit

property by means of the purchase under a sale deed dated 20.1.2009 from


EFA No.13/2013                                                     Page 1 of 7
 the legal heirs of the original owner and that subsequently this property was

mortgaged to the respondent no.3-bank herein i.e M/s. Central Bank of India

at Greater Kailash-II Branch, New Delhi.

2.           The judgment of the executing court is a very thorough and

exhaustive judgment. I would therefore seek to reproduce two important

paragraphs of the judgment which refer to the fact that what was handed

over to the appellant by the judgment debtor were not the title deeds but only

an allotment letter and a possession letter with respect to the property which

was allegedly mortgaged i.e L-17C, DDA, Janta Flats, Near Green Fields

School, Saket, New Delhi, and, mortgage cannot be created in the absence of

deposit of the original title deeds. These paras are paras 4.2 and 6.4 and

which read as under:-

"4.2 During the course of arguments on behalf of all the objectors, Ld.
Counsel Sh. R.B. Trivedi, Advocate requests for setting aside of attachment of the
property and auction proceedings, that all original title documents in proper chain
have been deposited with the Central Bank of India by the other objectors when
they took loan and mortgaged the property, this mortgage has been created as per
provisions of the Transfer of Property Act. Therefore, the property mortgaged
with Central Bank of India cannot be attached and auctioned under the
proceedings of execution petition based on award dated 05.11.2011, which was
against judgment debtors. The law on the point of mortgage is vivid, the
objectors have complied the statutory provisions and principles of practice of
mortgage of property. On the other side, the decree holder or decree holder's
record does not establish that the property was mortgaged with decree holder by
the judgment debtors as per law and practice of mortgage of immovable property.
In the year 2007, it was a lease property and judgment debtors were not owner
thereof, how it could have been mortgaged by the judgment debtors nor the
handing over of allotment letter amounts to mortgage of immovable property,

EFA No.13/2013                                                        Page 2 of 7
 since allotment letter is not a title document. Further, the requirement of law is
that there should be debt, deposit of title deed to be mortgaged and intention of
giving the mortgagee a security and in banking practice a register is maintained
that whenever mortgage is created, entries are made in such register.
As appears, the judgment debtors had no intention to create mortgage, that is why
neither there is any title document nor it was deposited with the decree holder by
them. Whereas, what the objectors have done, it satisfies all these requirements,
but decree holder's record does not satisfy such practice, procedure and law.
The objectors further contentions are based on the reasons given in case law,
which are as follows:-
1. State Bank of India vs Kerala Financial Corporation (Kerala High Court
decided on 17.11.1982): On the point of Section 78 of the Transfer
of Property Act it is held that Court held that the subsequent mortgage must prove
that he was directly and not remotely induced by reason of the gross neglect on the
part of the prior mortgagee to advance money on the security of the mortgaged
property. "Gross neglect" in Section 78 means and involves the absence of care
that was requisite under the circumstances on the part of the prior
mortgagee and it being a relative term depends upon the facts of each case.
2. Lloyds Bank Ltd. vs P.E. Guzdar And Co. AIR 1930 Cal. 22: On the request of
mortgagor, the mortgagee returned title document and, the same title documents
were utilized for creating another mortgage, the defendant bank was held guilty of
gross neglect and the mortgage of the defendant bank must be postponed to the
plaintiff bank.
3. Indian Bank vs M/s Punjab National Bank (Madras High Court
decided on 22.07.2009) held the requirement of law is to deposit of original title
document and it amounts to gross negligence by accepting creation of equitable
mortgage on the basis of certified copies of original title deeds.
4. Syndicate Bank vs Estate Officer & Manager (Appeal (civil) No.7824-7828 of
2004) : Allotment letter, agreement and consent letter are not title documents
within the meaning of Section 58 (f) of the Transfer of Property Act and mere
deposit of such letter or agreement did not create any charge in favour of the
mortgagee. Each case has to be considered on its own facts and circumstances.
5. K.J. Nathan vs S.V. Maruty Reddy & Ors 1965 AIR 430 SCR (6) 727:Intention
of a party to create a mortgage coupled with delivery of title deed are the
requirements for creating equitable mortgage.
6. C. Assiamma Vs. State Bank of Mysore 1990 - 3 BC 342 (Mad.): "By
documents of title, we mean the legal instrument which prove the right of a
person in a particular property. Evidence supplied by documents may in
some cases be conclusive while in other cases it may be insufficient in proving the
title or the right claimed".



EFA No.13/2013                                                        Page 3 of 7
 It is concluded that the objectors have taken all necessary precautions as well as
steps to ensure compliance of law before creating equitable mortgage and the
seller was asked about allotment letter and allied documents, since as per
information received under RTI Act, the allottee was issued the allotment letter,
possession letter etc. The seller had lodged NCR with regard to document letter,
mutation, possession letter, demand letter etc.on 12.08.2008 with police station
Malviya Nagar by registering NCR No.2312/2008. The objectors have interest in
the property, but decree holder failed to establish it, therefore, Objectors' property
cannot be attached and auctioned in satisfaction of award against the
judgment debtors. The attachment is required to be set aside.
......

......

6.4 By reading contentions of both sides and by analysis of record, it is undisputed fact that the property was alloted by Delhi Development Authority in the year 1997 to Sh. S. Appale Swami. The judgment debtor applied for loan to decree holder by mortgage application in December 2007. The decree holder has placed on record photocopy of first sheet of conveyance deed dated 18.08.1982 but the first page of conveyance deed reflects name of original allotee Sh. S. Appale Swami and not in the name of the judgment debtors. In the memorandum of deposit of title deed or in schedule I and schedule II accompanying the application form, no description of property has been mentioned nor there is any record to the effect that permission was given by Delhi Development Authority on application to create mortgage on the property. It also reflects that permission was warranted to create mortgage, as it was not a freehold property and permission of principal lessor was required but there is no record by the decree holder that Delhi Development Authority had given the permission to create mortgage in respect of the property, which was belonging to the principal lessor. On the other side the objectors have record, now in possession of Central Bank of India, of special power of attorney dated 29.06.2008 for mutation, conveyance deed dated 01.12.2008 in favour of T. Shankar Rao and Sh. T. Sunder Rao, sale deed dated 12.12.2008 (in favour of Smt. T. Mallina Rao) and sale deed dated 20.04.2009 in favour of two objectors, after agreement to sell dated 15.12.2008. So far allotment letter is concerned, neither it is a titled document since conveyance deed dated 18.08.1982 is the title document it was in favour of original allottee, therefore, the judgment debtors name was not mentioned in the conveyance deed dated 18.08.1982, whereas, for creating a mortgage or equitable mortgage there should have been title document, as per the requirement of section 58 of Transfer of Property Act. The decree holder would have taken the record from the judgment debtors at the time of creating mortgage in respect of the property but neither those documents

have been mentioned in the application form or mortgage agreement nor in the schedule of such record nor the allotment letter is a title document as held in precedent Syndicate Bank vs Estate Officer (supra). In the search report dated 24.02.2009 it was opined and advised to the Central Bank of India to take necessary precautions or additional documents, which also comprises allotment letter and decree holder contends that Central Bank of India had not taken care of it and it is negligent. Whereas, the seller/judgment debtor T. Sunder Rao had applied to Delhi Development Authority under RTI for copies of allotment letter record since it was misplaced and he had also lodged NCR No. 2312/12/08/2008, which is prior in time to search report dated 24.02.2009. Therefore, it can be plainly held that the decree holder had obtained some of the documents from the judgment debtor to create equitable mortgage but documents collected by the decree holder are not title document to make the requirement of section 58 of Transfer of Property Act complete for equitable mortgage, whereas on the other side the objector Central Bank of India has all chain of documents, inclusive of conveyance deed in favour of sellers vis a vis sale deed in favour of one of the seller and then sale deed in favour of both the objectors, which are the title documents and it had created equitable mortgage by deposit of such title documents in respect of suit property. Therefore, the property in question is the mortgaged property under equitable mortgage with Central Bank of India by deposit of title deed by other objectors Sh. Sajeev Kumar and Ms. Archana Thakur pursuant to agreement to sell and sale transaction by the sellers/two judgment debtors and Central Bank has right and interest in the property, the decree holder cannot be permitted to get it attached and auctioned in respect of Award/decree against the judgment debtor in satisfaction of decreetal amount by selling the property of objectors. Therefore, objections of Sh. Sanjeev Kumar and of Ms. Archana Thakur and also objections of Central Bank of India are allowed. The attachment of the property L-17C, DDA, Janta Flats, Near Green Fields School, Saket, New Delhi is withdrawn and it is released from the execution of proceedings of petition No. Ex. 2/12. Accordingly, both the objections stand disposed of."

(underlining added)

3. Learned counsel for the respondents/objectors refer to the

recent judgment of the Supreme Court in the case of R. Janakiraman Vs.

State represented by Inspector of Police, CBI, SPE, Madras (2006) 1 SCC

697 in which Supreme Court has said that equitable mortgage cannot be

created without depositing the original title deeds and because original title

deeds had not been deposited in the present case, consequently there is no

valid mortgage as is claimed by the appellant.

4. In my opinion, in this case the provision of Section 41 of the

Transfer of Property Act, 1882 will also go against the appellant because

respondent nos.1 and 2 can be said to be bonafide purchasers for value by

paying consideration because the appellant at no point of time took steps to

inform the DDA not to execute the conveyance deed in favour of the

predecessor-in-interest of the respondent nos.1 and 2/subsequent purchasers

i.e the conveyance deed in favour the legal heirs of the original allottee Sh.

S. Appale Swami. The case of the respondents/objectors before me is that if

the appellant had informed the DDA that a 'mortgage' has been created in its

favour, assuming that mortgage could be created only by giving/depositing

possession of the allotment letter and possession letter, then, the position

would not have come to the present stage whereby a conveyance deed would

have been executed in favour of the legal heirs of Sh. S. Appale Swami and

who thereafter on the basis of that conveyance deed sold the suit property to

the respondent nos.1 and 2 herein by means of the sale deed dated

20.1.2009, and consequently which resulted in the respondent nos.1 and

2/objectors becoming bonafide purchasers for value without notice of any

rights existing in favour of the appellant herein.

5. In the peculiar facts of the present case, and taking into account

that there is no mortgage by deposit of the original title deed in favour of the

appellant and that respondent nos.1 and 2 are bonafide purchasers and

respondent no.3 thereafter has by taking mortgage of the property advanced

loan to the respondent nos.1 and 2, the trial court was justified in holding

that no mortgage was created in favour of the appellant.

6. Dismissed.

VALMIKI J. MEHTA, J SEPTEMBER 23, 2014 Ne

 
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