Allahabad High Court High Court

Ramphal Thakur vs Panmati And Ors. on 2 June, 1910

Allahabad High Court
Ramphal Thakur vs Panmati And Ors. on 2 June, 1910
Equivalent citations: 7 Ind Cas 292
Bench: J Stanley, Griffin


JUDGMENT

1. This is an untenable appeal. The plaintiff sued to enforce payment of a debt secured by a mortgage bond of the 31st of January, 1896, executed by one Musammat Phulmani, deceased, and her daughter Musammat Panmati. The Court of first instance decreed the claim but upon appeal the decision of that Court was reversed and the plaintiff’s suit dismissed on the ground that Musammat Phulmani had only limited interest in the mortgaged property, namely, a widow’s estate, and that the plaintiff had failed to prove that the mortgage in suit was made for legal necessity.

2. We think that this decision is correct. The property formerly belonged to Beni, and upon his death it descended to his widow, Musammat Chunna. After her death it came to Musammat Phulmani. Musammat Phulmani had two daughters, namely, Musammat Panmati and Musammat Parbati. Musammat Parbati has two minor sons, the defendants, Sundar Pandey and Ram Piare Pandey. According to the Hindu Law Musammat Parbati and Musammat Panmati, the daughter’s daughters of the owner Beni, could not inherit his property. Consequently Musammat Panmati had no interest in the property which she could mortgage. The mortgage not having been shown to have been made for legal necessity, it is clear that no interest passed to the mortgagee beyond the life-estate of Musammat Phulmani. But it is contended that this mortgage ought to prevail in the absence of reversionary heirs to dispute its validity. It is said that there are no reversionary heirs, but this is not the case. It has been held by a Bench of this Court, and we think rightly, that under the Mitakshara the son of a daughter’s daughter is an heir. In the case of Ajudhia v. Ram Sumer Misir 6 A.L.J. 557 : 2 Ind. Cas. 376 : 31 A. 454, our brothers Banerji and Tudball held that a daughter’s daughter’s son is a bandhu, and in the absence of any other heir he is entitled to succeed to the estate of the last owner. The plaintiff in that case was the son of the daughter’s daughter of one Sheonarain and our learned brothers observe: He is clearly a sapinda of Sheonarain within the meaning of the Mitakshara and being a bhinnagotra sapinda, who claims through a female belonging to the family of Sheonarain, namely, his daughter Chaura, he is Sheonarain’s bandhu. In the absence of any other heir he is entitled to succeed to the estate of Sheonarain. It is urged that he being the son of Sheonarain’s daughter’s daughter, cannot be regarded as a bandhu. In the Tagore Law Lectures for 1832, the descendant of a daughter’s daughter of the same family to which the deceased belonged is specifically mentioned as a bandhu of the deceased (see page 688), and on page 707, the daughter’s daughter’s son is specified in the list of the man’s own bandhus. Having regard to the definition of a bandhu, as understood in the Mitakshara we must hold the plaintiff who is the daughter’s daughter’s son of Sheonarain, the last owner, is his bandhu, and, as such, the heir to his estate.” Apply the ruling in that case to the present. Sundar Pandey and Ram Piare Pandey being the sons of a daughter’s daughter of Beni are as such, in the absence of other heirs, the heirs to his estate. We dismiss the appeal with costs.