Sunday, 26, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shankar Prahlad Deshpande & Ors Vs. Seth Gendalal Motilal Patni & Ors [1969] INSC 316 (29 October 1969)
1969 Latest Caselaw 316 SC

Citation : 1969 Latest Caselaw 316 SC
Judgement Date : 29 Oct 1969

    
Headnote :
A mortgagor submitted an application to the Claims Officer under section 19 of the Madhya Pradesh Abolition of Proprietary Rights (Estates, Mahals and Alienated Lands) Act 1 of 1951, seeking a determination of the debt owed to the mortgagee and a reduction of that debt. The mortgagee argued that the debt had been merged into a court decree through adjudication, and therefore, there was no secured debt to be determined or reduced. The Claims Officer concluded that a debt was indeed owed to the mortgagee, classified it as a secured debt, and asserted his jurisdiction to \"determine the debt,\" instructing the mortgagee to submit a claim statement under section 22 of the Act. Upon the mortgagee\'s appeal, the Board of Revenue, referencing the High Court\'s ruling in Ramkishan v. Board of Revenue, Madhya Pradesh I.L.R. [1954] Nag. 430, determined that the Claims Officer lacked the jurisdiction to ascertain whether the debt was secured. However, after the High Court overturned the Ramkrishna case in Jethalal Bhawanji v. Prabhakar Sadasiv I. L.R. [1956] Nag. 147, the mortgagee filed a claim statement with the Claims Officer.

The mortgagor argued that the debt was discharged under section 22 of the Act because the mortgagee had not submitted the claim statement as initially required by the Claims Officer. The Claims Officer agreed with this argument. However, the Commissioner, upon appeal, reversed the Claims Officer\'s decision to discharge the debt, and a subsequent petition to the High Court against the Commissioner\'s ruling was dismissed without a hearing. The appeal to this Court was also dismissed.
 

Shankar Prahlad Deshpande & Ors Vs. Seth Gendalal Motilal Patni & Ors [1969] INSC 316 (29 October 1969)

29/10/1969

ACT:

Madhya Pradesh Abolition of Proprietary Rights (Estates, Mahals and Alienated Lands) Act 1 of 1951, ss. 22, 23Discharge of debt for nonsubmission of statement of claimFresh order under s. 22 by claims officer necessary where previous order to submit claim annulled by Board of Revenue.

HEADNOTE:

A mortgagor applied to the Claims Officer under s. 19 of the Madhya Pradesh Abolition of Proprietary Rights (Estates, Mahals and Alienated Lands) Act 1 of 1951 for determination of the debt due to the mortgagee and for scaling down the debt. The mortgagee contended that the debt, by adjudication of court, had been merged into a decree and there was no secured debt which could be determined or scaled down. The Claims, Officer held that there was a debt due to the mortgagee, that it was a secured debt and that he had jurisdiction for "determining the debt" and directed the mortgagee to submit a statement of the claim under s. 22 of the Act. On appeal by the mortgagee, the Board of Revenue, following the judgment of the High Court in Ramkishan v. Board of Revenue, Madhya Pradesh I.L.R. [1954] Nag. 430, held that the Claim Officer had 'no jurisdiction to decide whether the debt was a secured debt. Upon the High Court overruling Ramkrishna's case in Jethalal Bhawanji v. Prabhakar Sadasiv I. L.R. [1956] Nag. 147, the mortgagee field a statement of his claim before the Claims Officer.

The mortgagor contended that the debt stood discharged under s. 22 of the Act as the mortgagee had failed to file a statement of his claim as originally directed by the Claims Officer. The Claims Officer upheld the contention. The Commissioner in appeal set aside the order of the Claims Officer discharging the debt and a petition in the High Court against the Commissioner's order was summarily dismissed. Dismissing the appeal to this Court,

HELD : Section 22 enacts a penal provision and unless the conditions precedent are satisfied, the debt could not by operation of the statute be discharged.

In the present case the order of the Claims Officer was reversed by the Board of Revenue, and all directions given by the Claims Officer, pursuant to his order calling upon the mortgagee to file a statement of his claim, stood annulled. Thereafter the -Claims Officer did not pass any order under s. 22 of the Act 1 of 1951 directing that the proceeding shall continue and further directing that a notice shall issue calling upon the mortgagee to file a statement of the claim. Until a notice, valid in law, directing that a statement be filed was served upon the mortgagee and he failed to comply with it, the debt could not be discharged. [179 G-180 B]

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 2373 of 1966.

Appeal from the judgment and order dated September 1964 of the Bombay High Court Nagpur Bench in Special Civil Application No. 471 of 1964.

178 C.B. Agarwala, G., L. Sanghi, P. N. Kukde and A. G. Ratnaparkhi, for the appellants Nos. 1, 2 and 4 to 6.

R. M. Hazarnavis and A. G. Ratnaparkhi, for appellant No.3.

S. T. Desai, M. S. Gupta and S. K. Dhingra, for respondent No. 1.

N. S. Bindraand S. P. Nayar, for respondents Nos. 2 and 3.

The Judgment of the Court was delivered by Shah, J.-Gendalal-hereinafter called 'the mortgage'-filed Suit No. 11 of 1939 for recovery of the amount due under a deed of mortgage of proprietary rights in certain villages executed in 1929 by Prahlad-father of the appellant. A preliminary mortgage decree was passed declaring that Rs.

2,16,309/11/9 were due on the mortgage. The decree was made absolute for sale. The mortgage commenced in 1948 proceedings for executing the decree.

On March 31, 1951, the Madhya Pradesh Abolition of Proprietary Rights (Estates, Mahals, Alienated Lands) Act 1 of 1951 was brought into force. By virtue of s. 3 of that Act the proprietary rights of holders of estates, mahals, alienated villages. and alienated lands stood vested in the State. Chapter IV of the Act provided for "determination of debts". The mortgagor Prahlad applied on April 26, 1951 to the Claims Officer under S. 19 of that Act for "determination of the debt" due to the mortgagee and for scaling down the debt. The mortgagee contended that the debt had, by adjudication of the Court, been merged into a decree and there was no "secured debt" which could be determined or scaled down. The Claims Officer held that there was a debt due to the mortgagee, that it was a secured debt, and that he had jurisdiction to "determine the debt".

On November 19, 1951 the Claims Officer directed the mortgagee to submit a statement of the claim under s. 22 of the Act.

Against the order of the Claims Officer, the mortgagee appealed to the Board of Revenue. Following the judgment of the Nagpur High Court in Ramkishan v. Board of Revenue, Madhya Pradesh(1), the Board of Revenue set aside the order holding that the Claims Officer had no jurisdiction to decide the question Whether there was a secured debt, and that the Civil Court alone was competent to decide that question.

In the execution application filed by the mortgagee the Additional District Judge held that there was a secured debt within the meaning of s. 19 read with s. 17(1) of the Act due to the mortgagee under the mortgage, notwithstanding the decree passed by the Civil Court.

(1) I.L.R [1954] Nag. 430.

179 On October 3, 1955, the High Court of Nagpur in Jethalal Bhawanji v. Prabhakar Sadashiv(1) overruled the Judgment in Ramkrishna's case (2 ) , and held that the Claims Officer had jurisdiction to decide whether a debt was a secured debt. The mortgagee then filed on January 23, 1958, a statement of his claim. On March 26, 1958, the appellantson of the original mortgagor Prahlad-contended that the debt stood discharged because the mortgagee had failed to file a statement of his claim as ordered on November 19, 1951 by the Claims Officer. By order dated December 24, 1962 the Claims Officer upheld the contention of the appellant. Against that order the mortgagee preferred an appeal to the Commissioner, Nagpur Division. At the hearing of the appeal, the appellant contended that the Commissioner had no jurisdiction to hear the appeal. The Commissioner rejected the contention of the appellant and set aside the order of the Claims Officer discharging the debt.

A petition moved by the appellant in the' High Court of Bombay at Nagpur challenging the order passed by the Commissioner was summarily dismissed. With certificate granted by the High Court, this appeal has been preferred.

Counsel contended that the mortgagee failed to file a statement of account pursuant to the order dated November 19, 1951 by the Claims Officer, and by virtue of s. 22 of the Madhya Pradesh Abolition of Proprietary Rights (Estates, Mahals, Alienated Lands) Act 1 of 1951 the debt stood discharged. But the order of the Claims Officer holding that there was a secured debt was set aside in appeal by the Board of Revenue. Any proceeding consequent upon that adjudication was, in view of the judgment of the Board of Revenue, unauthorised. That decision of the Board of Revenue became final between the parties. It cannot be contended that because in another proceeding the High Court of Nagpur expressed the view that the judgment on which the Board of Revenue relied was erroneous, the direction of the Claims Officer requiring the mortgagee to file his statement of account was revived, and if the directions of the Claims Officer word not complied with, the debt due to the mortgagee was discharged. The order of the Claims Officer was reversed by the Board of Revenue, and all directions given by the Claims Officer, pursuant to his order calling upon the mortgagee to file a statement of his claim, stood annulled. The Nagpur High Court in Jethalal Bhawanji's case(1), it is true, decided that the Claims Officer was competent under s. 23 of M.P. Act 1 of 1951 to determine whether a debt is a secured debt. But the first order of the Claims Officer was annulled by order of the Board of (1) I.L.R. [1956] Nag. 147.

(2) I.L.R. (19541 Nag. 480.

180 Revenue and thereafter that officer did not pass any order under s. 22 of Act 1 of 1951 directing that the proceeding shall continue, and further directing that a notice shall issue calling upon the mortgagee to file a statement of the claim. Until a notice, valid in law, directing that a statement be filed was served upon the mortgage and he failed to comply with it, the debt could not be discharged.

Section 22 enacts a penal provision and unless the conditions precedent are satisfied, the debt could not by operation of the statute be discharged).

The High Court was right in dismissing the petition. The appeal fails and is dismissed with costs.

Y.P.

 

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 Newsletter