Supreme Court of India

D.S. Lakshmaiah & Anr vs L. Balasubramanyam & Anr on 27 August, 2003

Supreme Court of India
D.S. Lakshmaiah & Anr vs L. Balasubramanyam & Anr on 27 August, 2003
Author: Y Sabharwal
Bench: Y.K. Sabharwal, B. N. Agrawal.
           CASE NO.:
Appeal (civil)  2089 of 2000

PETITIONER:
D.S. Lakshmaiah & Anr.					


RESPONDENT:
Vs.

L. Balasubramanyam & Anr.				


DATE OF JUDGMENT: 27/08/2003

BENCH:
Y.K. Sabharwal & B. N. Agrawal.


JUDGMENT:

J U D G M E N T

Y.K. Sabharwal, J.

Appellant No.1 and respondent No.2 are husband and wife

respectively. Respondent No.1 is their son. The second appellant

purchased the property in question from the first appellant.

The respondents in this appeal are original plaintiffs. They filed a

suit for declaration of their 2/3rd share, partition and possession thereof in

respect of two properties described as Item No.1 and Item No.2.

According to them, Schedule Item No.2 property came to appellant No.1

(original defendant No.1 in the suit) in partition between him and his

brothers and it is an ancestral property. The Item No.1 property, according

to the averments in the plaint, was acquired by plaintiffs and the first

defendant out of joint Hindu family funds and the first defendant was trying

to alienate the suit property for his self benefit and not for the benefit of the

members of the family. When, during the pendency of the suit, it came to

notice of the plaintiffs that Item No.1 property had been sold by the first

appellant, on their application, appellant No.2 was impleded as defendant

No.2 in the suit.

The trial court decreed the suit holding that the respondents are

entitled to 2/3rd share in the properties as also possession thereof and also

granting other consequential reliefs.

The first appellate court, however, allowed two separate appeals

that had been filed by each of the appellant and the suit was ordered to be

dismissed. It was held that the respondents have failed to prove that Item

No.1 property was joint Hindu family property. The said property was held

to be the self acquired property of the first appellant. It further held that

respondent No.1 has failed to prove that any amount of income was

available in the hands of the first appellant to purchase Item No.1 property

noticing that except 15 guntas of land (Item No.2 property), there was no

ancestral property with the first appellant and that the trial court was not

correct in observing that it was for the first appellant to show that no

nucleus of ancestral property was available with him to purchase Item No.1

property.

The judgment and decree of the first appellate court was challenged

by the respondents before the High Court in a second appeal (Regular

Second Appeal No.213/91). That appeal was filed by son and mother. On

a memo filed by respondent No.1 who was first appellant before the High

Court, his second appeal was dismissed and only the claim of his mother

who prosecuted the second appeal was examined by the High Court. The

High Court by the impugned judgment restored the judgment and decree

of the trial court, setting aside that of the first appellate court.

The High Court has held that Item No.2 property has been proved to

be joint Hindu family property and the respondents have share in it. The

finding in respect of Item No.2 property has not been challenged before us.

Even otherwise, there is no ground to upset the said finding of fact. The

only controversy that has been raised before us is in respect of Item No.1

property. The said property was purchased by the first appellant in the

year 1970-71. It was sold by him in favour of the second appellant in the

year 1987 after filing of the suit. The only question to be examined is

whether Item No.1 property was self-acquired property of the first appellant

or it was joint Hindu family property in which the respondents/plaintiffs had

2/3rd share. Answering this question in favour of the respondents, the High

Court has held that the second appellant could only be entitled to purchase

1/3rd share from the first appellant who had no right to sell the remaining

2/3rd share in Item No.1 property

The question to be determined in the present case is as to who is

required to prove the nature of property whether it is joint Hindu family

property or self-acquired property of the first appellant.

There was evidence and it has been established that Item No.2

measuring 15 guntas of land was joint Hindu family property but,

admittedly, no evidence has been led that the said joint Hindu family

property was yielding any income or that any nucleus was available with

the aid whereof Item No.1 property could be purchased by the first

appellant. Admittedly, no evidence has been led on behalf of the

respondents/plaintiffs to show income from Item No.2 property or value of

the property. At the same time no evidence has also been led by the first

appellant to prove that he had any separate income so as to acquire Item

No.1 property. In absence of evidence either way which party would

succeed and which fail, is the question. The legal position is well settled

as we will presently notice.

In Appalaswami v. Suryanarayanamurti & Ors. [AIR 1947 PC

189], in a partition suit filed against their father by minor sons from the first

marriage, the father claimed the properties in question were his self-

acquired properties and denied that the plaintiffs had any right to seek

partition. The High Court, reversing the judgment of the trial court, held

that the view expressed by the trial court that only joint family property was

that which the father took under partition Exhibit A was not correct and

further held that whole of the property set out in Schedule to the written

statement of the appellant/father, which had been acquired after partition

Exhibit A was joint family property. The contention accepted by the High

Court was that the share which the father took under Exhibit A formed the

nucleus from which all his further acquisitions sprang. The plea of the

father that was accepted by the Privy Council was that the whole of the

property that came to him under Exhibit A was intact and unencumbered

except a small portion sold which amount had been debited against

household expenditure. The Privy Council held that the Hindu law upon

this aspect of the case is well settled. Proof of the existence of a joint

family does not lead to the presumption that property held by any member

of the family is joint, and the burden rests upon anyone asserting that any

item of property is joint to establish the fact. But where it is established

that the family possessed some joint property which from its nature and

relative value may have formed the nucleus from which the property in

question may have been acquired, the burden shifts to the party alleging

self-acquisition to establish affirmatively that the property was acquired

without the aid of the joint family property. In the case before the Privy

Council, on facts, it was held that the burden had shifted to the father to

prove self-acquisition of properties as it was established that the family

possessed joint property which from its nature and relative value, may

have formed the nucleus to acquire the property in question. Those

properties were large in number and have been noticed in Privy Council

decision. However, on further facts found, it was held that the father had

discharged that burden. The properties were held to be self-acquired

properties of the appellant.

In Srinivas Krishnarao Kango v. Narayan Devji Kango & Ors.

[AIR 1954 SC 379], the contention that was urged on behalf of the

appellant was that the burden was wrongly cast on the plaintiff of proving

that the acquisition of the properties were made with the aid of joint family

funds, the argument being that as the family admittedly possessed the

ancestral Watan lands of the extent of 56 acres, it must be presumed that

the acquisitions were made with the aid of joint family funds and, therefore,

the burden lay on the defendants who claimed that they were self-acquired

acquisitions to establish that they were made without the aid of joint family

funds and that the evidence adduced by them fell far short of it and that the

presumption in favour of the plaintiff stood unrebutted. It was noticed by

this Court that on the question of the nucleus, the only properties which

were proved to belong to the joint family were the Watan lands of the

extent of about 56 acres bearing an annual assessment of Rs.49/-. There

was no satisfactory evidence about the income which these lands were

yielding at the material time. Under these circumstances, noticing with

approval the aforesaid Privy Council decision, it was held that whether the

evidence adduced by the plaintiff was sufficient to shift the burden which

initially rested on him to establish that there was adequate nucleus out of

which the acquisition could have made is one of fact depending on the

nature and extent of the nucleus. The important thing to consider is the

income which the nucleus yields. A building in the occupation of the

members of a family and yielding no income could not be a nucleus out of

which acquisitions could be made, even though it might be of considerable

value. On the other hand, a running business in which the capital invested

is comparatively small might conceivably produce substantial income

which may well form the foundation of the subsequent acquisitions.

In Mudi Gowda Gowdappa Sankh v. Ram Chandra Ravagowda

Sankh [(1969) 1 SCC 386], noticing the observations of Sir John

Beaumont in Appalaswami’s case (supra), it was reiterated that the

burden of proving that any particular property is joint family property in the

first instance is upon the person who claims it to be so. But if the

possession of a nucleus of the joint family property is either admitted or

proved, any acquisition made by a member of the joint family is presumed

to be joint family property. This is, however, subject to the limitation that

the joint family property must be such as with its aid the property in

question could have been acquired. It is only after the possession of an

adequate nucleus is shown, that the onus shifts on to the person who

claims the property as self-acquisition to affirmatively make out that the

property was acquired without any aid from the family estate. We are

unable to accept the contention of learned counsel for the respondents that

the aforesaid later observations have been made without reasons or that

the Privy Council’s decision does not hold so. The observation that only

after possession of adequate nucleus is shown that the onus shifts also get

support from Srinivas Krishnarao Kango’s case (supra) where, while

considering the question of shifting of burden, it has been held that the

important thing to consider is the income which the nucleus yields.

In Baikuntha Nath Paramanik (dead) by His L.Rs. & Heirs v.

Sashi Bhusan Pramanik (dead) by his L.Rs. & Ors. [(1973) 2 SCC 334],

this Court again held that when a joint family is found to be in possession

of nucleus sufficient to make the impugned acquisitions then a

presumption arises that the acquisitions standing in the names of the

person who were in the management of the family properties are family

acquisitions.

In Surendra Kumar v. Phoolchand (dead) through LRs & Anr.

[(1996) 2 SCC 491], this Court held that where it is established or admitted

that the family which possessed joint property which from its nature and

relative value may have formed sufficient nucleus from which the property

in question may have been acquired, the presumption arises that it was the

joint property and the burden shifts to the party alleging self-acquisition to

establish affirmatively that the property was acquired without the aid of the

joint family funds.

We may now refer to three decisions whereupon reliance has been

placed by learned counsel for the respondents. In Mallesappa Bandeppa

Desai & Anr. V. Desai Mallappa alias Mallesappa & Anr. [AIR 1961 SC

1268], this Court held that where a manager claims that any immovable

property has been acquired by him with his own separate funds and not

with the help of the joint family funds of which he was in possession and

charge, it is for him to prove by clear and satisfactory evidence his plea

that the purchase money proceeded from his separate fund. The onus of

proof in such a case has to be placed on the manager and not on his

coparceners. It is difficult to comprehend how this decision lends any

support to the contention of the respondents that in absence of leading any

evidence, the claim of appellant No.1 of the property being self-acquired

has to fail. In the cited decision, the manager was found to be in

possession and in charge of joint family funds and, therefore, it was for him

to prove that despite it he purchased the property from his separate funds.

In the present case, admittedly, no evidence has been led by the

respondents that the first appellant was in possession of any such joint

family funds or as to value or income, if any, of Item No.2 property.

In Achuthan Nair v. Chinnammu Amma & Ors. [AIR 1966 SC

411], it was noticed that there were number of properties owned by joint

family which were received at the time of separation under a decree

passed in a partition suit. The claim of the defendants in the written

statement was that the property in question had been purchased from the

private funds of defendant No.1 and her son defendant No.4. In this

decision too, it was reiterated that when it is proved or admitted that a

family possessed sufficient nucleus with the aid of which the member

might have made the acquisition, the law raises a presumption that it is a

joint family property and the onus is shifted to the individual member to

establish that the property was acquired by him without the aid of the said

nucleus. After noticing this settled propositions, it was observed that if a

property is acquired in the name of a karanvan, there is a strong

presumption that it is a tarwad (joint Hindu family) property and the

presumption must hold good unless and until it is rebutted by acceptable

evidence. This Court did not hold that if a property is acquired in the name

of karta, the law as to presumption or shifting of onus would be different.

The question of presumption would depend upon the facts established in

each case. In the present case, no evidence of nucleus having been led,

onus remained on the respondents and, therefore, there could be no

question of presumption about the property being joint family property.

The last decision relied upon is Malappa Girimallappa Betgeri &

Ors. v. R. Yellappagouda Patil & Ors. [AIR 1959 SC 906]. It cites with

approval the earlier decision in the case of Srinivas Krishnarao Kango

(supra). On facts, it was noticed that the courts below had held that the

property provided a sufficient nucleus of joint family property out of which

the properties in question might have been acquired and the sufficiency of

nucleus is again a question of fact. In view of those circumstances, there

was presumption of the properties being properties of joint family and the

said presumption had not been displaced.

In view of the aforesaid discussion, the respondents having failed to

discharge the initial burden of establishing that there was any nucleus in

the form of any income whatsoever from Item No.2 property and no other

nucleus was claimed, the burden remained on the respondents to establish

that Item No.1 property was joint family property. In this view, the fact that

the first appellant has not led any evidence to establish his separate

income is of no consequence insofar as the claim of the respondents is

concerned. Under these circumstances, for failure to lead evidence, the

respondents’ claim of Item No.1 to be joint family property would fail as

rightly held by the first appellate court.

The legal principle, therefore, is that there is no presumption of a

property being joint family property only on account of existence of a joint

Hindu family. The one who asserts has to prove that the property is a joint

family property. If, however, the person so asserting proves that there was

nucleus with which the joint family property could be acquired, there would

be presumption of the property being joint and the onus would shift on the

person who claims it to be self-acquired property to prove that he

purchased the property with his own funds and not out of joint family

nucleus that was available.

Another contention urged for the respondents was that assuming

Item No.1 property to be self-acquired property of appellant No.1, he

blended the said property with the joint family property and, therefore, it

has become the joint family property. Assuming the respondents can be

permitted to raise such a plea without evidence in support thereof, the law

on the aspect of blending is well settled that property separate or self-

acquired of a member of joint Hindu family may be impressed with the

character of joint family property if it is voluntarily thrown by the owner into

the common stock with the intention of abandoning his separate claim

therein but to establish such abandonment a clear intention to waive

separate rights must be established. From the mere fact that other

members of the family were allowed to use the property jointly with himself,

or that the income of the separate property was utilized out of generosity to

support persons whom the holder was not bound to support, or from the

failure to maintain separate accounts, abandonment cannot be inferred, for

an act of generosity or kindness will not ordinarily be regarded as an

admission of a legal obligation {see Lakkireddi Chinna Venkata Reddy v.

Lakkireddi Lakshamama [1964 (2) SCR 172] and K.V. Narayanan v.

K.V. Ranganadhan & Ors. [(1977) 1 SCC 244]}.

In the present case, respondents have not led any evidence on the

aforesaid aspects and, therefore, it cannot be held that the first appellant

blended Item No.1 property into the joint family account.

In view of aforesaid discussion, Item No.1 property cannot be held to

be joint family property. The impugned judgment of the High Court is,

therefore, set aside and the appeal allowed and the judgment and decree

of the first appellate court is restored. In the circumstances of the case,

parties are left to bear their own costs.