Citation : 2025 Latest Caselaw 394 Jhar
Judgement Date : 5 June, 2025
2025:JHHC:14491-DB
IN THE HIGH COURT OF JHARKHAND AT RANCHI
L.P.A. No. 387 of 2018
---
Chet Lal Mahto, son of Shri Bhawani Mahto, Chairman, Land
Looser Sahyog Samitee Limited, Displaced Transport Company,
Baidkaro, Sunday Bazar, P.S. Bermo, District- Bokaro
... ... Appellant
Versus
1. Allahabad Bank, Netaji Subhash Road, Kolkata
2. Allahabad Bank, Doranda Branch, Hinoo, Ranchi
3. The Assistant General Manager, Allahabad Bank, Doranda
Branch, Hinoo, Ranchi
4. The Manager, Allahabad Bank, Doranda Branch, Hinoo, Ranchi
5. United Bank of India, Head Office at 11, Hemant Basu Sarani,
Kolkata, P.O. & P.S.- Kolkata, District- Kolkata
6. United Bank of India, Jaridih Bazar Branch, P.O. & P.S.- Jaridih
Bazar, District- Bokaro
.... ... Respondents
CORAM: HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJESH SHANKAR
---
For the Appellant : Mr. K.K.Mishra, Advocate
Mr. Sushavan Bhowmik, Advocate
For the Resp. Nos. 1 to 4 : Mr. Ray Rajat Nath, Advocate
---
Reserved on 05.05.2025 Pronounced on 05.06.2025
Per : Rajesh Shankar, J. :
The present appeal is directed against the order/judgment
dated 17.04.2018 passed in W.P. (C) No. 4238 of 2012 whereby the
said writ petition filed by the petitioner/original appellant- Lal Chand
Mahto (since deceased) was disposed of directing the respondent-
Allahabad Bank (now Indian Bank) (hereinafter referred as the said
Bank) to hand over the certified copy of the sale deed to the original
appellant with an undertaking that if the lost document was mis-
utilized by any person, the said bank would compensate him for any
loss incurred on account of misuse of the original sale deed.
2. Learned counsel for the appellant has submitted that
the original appellant (the then Chairman of 'Land Looser Sahyog
2025:JHHC:14491-DB
Samiti Limited') along with the present appellant being the partners
of 'Displaced Transport Company', had taken loan from the said Bank
by depositing the original sale deed in question and other original
papers of the concerned land by way of usufructuary/equitable
mortgage. They repaid the loan amount much before the stipulated
time and thereafter approached the said Bank to return the
original sale deed and other documents pertaining to their land, but
the matter remained unresponded. In the meantime, the appellants'
Samiti made a request to the United Bank of India for a loan of
Rs.2 crores to run the transport business which was though
sanctioned, but the Bank demanded original sale deed and other
documents related to the concerned land of the appellant which was
to be deposited before it by way of equitable mortgage.
3. It has further been submitted that the original sale deed and
other papers of the concerned landed property could not be
deposited before the United Bank of India as the same were lying in
the custody of the said Bank due to which the loan amount, which
was sanctioned by the United Bank of India, could not be released
and resultantly, the business of the 'Displaced Transport Company'
immensely suffered.
4. It has also been submitted that the original appellant finally
wrote a letter to the said Bank to return the original sale deed in
question and other documents which were lying in its custody,
however the respondent no. 3 informed him that the original sale
deed and other original documents of the concerned land were
missing. Thereafter, the original appellant filed a writ petition being
W.P.(C) No. 4238 of 2012 seeking issuance of direction upon the said
2025:JHHC:14491-DB
Bank to handover the original sale deed and other original
documents of the concerned land which were deposited by him by
way of usufructuary mortgage towards the loan amount.
5. The writ petition was disposed of vide order dated 17.04.2018
directing the said Bank to hand over the certified copy of the sale
deed to the original appellant with an undertaking that if the lost
document was mis-utilized by any person, the said Bank would
compensate him for any loss which might incur on account of misuse
of original sale deed.
6. It has further been urged that the business of the said co-
operative society has been adversely affected for more than a
decade due to fault of the said Bank and as such the
damages quantified to the tune of Rs.1 crore should be indemnified
by the said bank.
7. It has also been contended that the certified copy of the sale
deed may be treated to be an original one in order to prevent
further sufferance of business of the said co-operative society of
which the appellant is the Chairman.
8. It has further been submitted that the respondent no.3
had sanctioned the loan amount on deposit of the original sale deed,
however the same was not returned even after clearing the loan
which manifests gross arbitrariness on the part of the respondent
no.3. The appellant is facing immense trouble and pecuniary loss for
more than a decade in the absence of the original sale deed for no
fault on his part.
9. Learned counsel for the appellant has further argued that the
learned Single Judge ought to have considered that it was the
2025:JHHC:14491-DB
responsibility of the said Bank to return the original sale deed and
other original documents of the land in question soon after closure
of the loan account. It has also been contended that the learned
Single Judge ought to have considered that the original appellant
was neither negligent nor at fault from the date of taking the loan till
finally discharging the same, but was made to suffer a huge loss due
to inaction on the part of the said Bank and as such, he was entitled
to be paid adequate compensation for the loss of the sale deed.
10. It has also been submitted that the learned Single Judge while
passing the impugned order dated 17.04.2018 ought to have
considered that unless the certified copy of the sale deed in question
is treated as original, it will be of no use to the appellant.
11. Per contra, learned counsel for the respondent Bank has
submitted that the learned Single Judge while directing the said
Bank to hand over the certified copy of the original sale deed to the
original appellant, has also ordered that he will be compensated by
the Bank in case of misuse of the original sale deed and as such the
same needs no interference by this Court.
12. It has further been submitted that the loan account was closed
on 16.02.2005 itself and therefore, the appellant should have
approached the Bank immediately after closure of the loan account
for taking back the original documents, however he approached the
Bank only on 03.03.2011 and as such, the Bank was not in a
position to trace out the original sale deed.
13. It has also been contended that the appellant himself was
negligent in demanding the original sale deed from the said Bank
and as such he is not entitled to be compensated for loss of the
2025:JHHC:14491-DB
original sale deed. Moreover, as per the circular of the said Bank
dated 01.07.2014, in the event of loss of title deeds of mortgaged
property at the hands of the Bank, compensation is payable to the
extent of Rs.1000/- plus out of pocket expenses for obtaining
duplicate documents.
14. Heard learned counsel for the parties and perused the
materials available on record.
15. Thrust of the argument of learned counsel for the appellant is
that once the original sale deed was deposited by the appellant with
the said Bank, it was the responsibility of the said Bank to keep it
safe and since the sale deed deposited by the appellant has been
lost due to the fault of the Bank, the appellant is entitled to be
compensated for the loss caused to him.
16. On the contrary, learned counsel appearing on behalf of the
Allahabad Bank (now Indian Bank) has submitted that the original
sale deed was lost due to own negligence of the appellant as he did
not approach the said Bank for return of the sale deed immediately
after closure of the loan account and as such, he is not entitled to
get any compensation from the said Bank for the loss of the sale
deed.
17. It is an admitted fact that the appellant had deposited the
original sale deed as a usufructuary mortgage for taking loan from
said Bank and the loan amount was repaid by him within the
stipulated time. It is also an admitted fact that the original sale deed
deposited by the appellant was lost from the custody of the said
Bank.
18. Though learned counsel for the said Bank has tried to convince
2025:JHHC:14491-DB
this Court that the original documents of the sale deed in question
as well as other documents were lost due to own negligence of the
appellant as the same were not taken back by him immediately after
closure of the loan account, however the said Bank has not brought
on record any agreement between the Bank and appellant to the
effect that it was mandatory for the appellant to take back the
mortgaged documents of his concerned land within a fixed period of
time. The said Bank has also failed to bring on record any letter
issued by the concerned official of the Bank to the appellant
informing him to take back the original documents. Moreover, once
the original documents were submitted before the said Bank, it was
its responsibility to keep those safe till the same were taken back by
the mortgagor.
19. We have perused the impugned judgment dated 17.04.2018
rendered by the learned Single Judge, the relevant part of which is
quoted hereinbelow: -
"10. This Court is of the considered view that the title documents i.e. the original sale-deed no. 450 dated 30.01.1984 is a valuable document and once it is lost the respondent Allahabad Bank cannot escape from its liability and responsibility by referring to the Circular dated 01.07.2014 by saying that in the event of loss of title deed, the Bank is liable to pay compensation only to the extent of Rs.1,000/- plus out of pocket expenses for obtaining duplicate documents. This court is of the considered view that the compensation policy of the Bank to the extent it relates to compensation payable in case of loss of original title deed by the Respondent Bank as contained in circular dated 01.07.2014 is neither sufficient nor has any statutory force and is not binding upon the appellant and the appellant is required to be protected and compensated in case the lost original sale deed is misused.
11. Considering the fact that the original sale-deed has
2025:JHHC:14491-DB
been misplaced by the respondent- Allahabad Bank, the respondent - Bank has to bear some responsibility so that the rights of the appellant is protected and the appellant is compensated in case the lost original sale deed is misused. The original documents which have been misplaced by the respondent- Allahabad Bank can be misused by any person. In such circumstances, the Bank ought to have filed First Information Report to the police in connection with loss of document and ought to have given a newspaper publication regarding the loss of the title- deed and thereafter, the Bank ought to have taken out the certified copy of the sale-deed and handed it over to the appellant alongwith the certified copy of the First Information Report as well as the newspaper publication regarding loss of the original sale deed no. 450 dated 30.01.1984.
12. Considering the fact that original documents have been lost, the appellant has no option but to take the certified copy alongwith the connected documents so that the same can be used by the appellant in accordance with law.
13. Considering the facts and circumstances of this case, the respondent- Allahabad Bank is directed to complete the aforesaid procedure and hand over the certified copy of the sale-deed to the appellant with an undertaking that if the lost document is misutilized by any person, the Bank would compensate the appellant for any loss which may be incurred by the appellant on account of misuse of original sale-deed no. 450 dated 30.01.1984. The respondent- Allahabad Bank is directed to do the needful within a period of 3 months from the date of receipt of a copy of this order."
20. We are of the view that the original sale deed was lost due to
the fault of the said Bank and not of the appellant. Though the
learned Single Judge was right in observing that once the title deed
of the concerned land was lost by the said Bank, it cannot escape its
liability and responsibility by referring to the Circular dated
01.07.2014 contending that the Bank is liable to pay compensation
only to the extent of Rs.1,000/- plus out of pocket expenses for
2025:JHHC:14491-DB
obtaining duplicate documents, however the direction issued to the
said Bank to obtain certified copy of the sale deed in question and to
handover the same to the appellant cannot be said to be sufficient.
The certified copy of any document cannot be equated with the
original one and the same is regarded as the secondary piece of
evidence. Thus, the loss of the original documents particularly the
sale deed in question cannot be compensated merely with the
supply of certified copy of the original.
21. We are therefore of the view that the appellant is entitled to be
adequately compensated for loss of the original sale deed in
question from the custody of the said Bank. Moreover, the said Bank
should not have taken causal approach in the present matter. It
should have rather taken stern action against the erring officials so
that such lapse is not repeated in future.
22. Learned counsel for the respondent-Bank has contended that
'Sanha' relating to missing of the original sale deed in question has
already been lodged by the said Bank in the concerned Police
Station. We are of the view that lodging of 'Sanha' by the Bank
cannot be treated as appropriate action considering the gravity of
the matter. The said Bank was required to lodge an F.I.R. in the
matter to find out the real culprit as well as to trace the original sale
deed of the appellant which was a valuable piece of document.
23. In view of the aforesaid discussion, over and above the
direction of the learned Single Judge as contained in the order dated
17.04.2018, following directions are issued to the said Bank: -
(i) The said Bank shall pay Rs.10,00,000/- (Rupees Ten Lakhs) as lumpsum compensation to the appellant.
(ii) The appellant will be at liberty to move the
2025:JHHC:14491-DB
appropriate civil court seeking further compensation,
if so advised.
(iii) The said Bank is directed to lodge an F.I.R
against its erring officer(s)/official(s) regarding the
loss of the original sale deed in question as well as
other documents which were deposited by the
appellant while taking loan from the said bank.
(iv) The said Bank is further directed to initiate
departmental proceeding against the erring
officer(s)/official(s) who were responsible for the
loss of the said documents.
(v) The entire exercise shall be done by the said
Bank within four weeks from the date of this order.
24. The present appeal is disposed of with the aforesaid
observations and directions.
(M.S. Ramachandra Rao, C.J.)
(Rajesh Shankar, J.)
A.F.R. Ritesh/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!