Bombay High Court High Court

Second Appeal No.109 Of 1997 vs Unknown on 13 April, 2010

Bombay High Court
Second Appeal No.109 Of 1997 vs Unknown on 13 April, 2010
Bench: C. L. Pangarkar
                                       1

        IN THE HIGH COURT OF JUDICATURE AT BOMBAY.
                     NAGPUR BENCH, NAGPUR.




                                                                              
                 SECOND APPEAL NO.109 of 1997.




                                                      
    APPELLANTS :    1. Kausabai wd/o Rajaram Waradkar,
                        aged about 50 years, Occu: Cultivation,
                        r/o Chinchala, Post Tembhurde, Tq.




                                                     
                        Warora, Distt.Chandrapur.

                     2. Mangla w/o Keshao Thaori, 
                         aged about 33 years, Occu: Cultivation,




                                          
                         r/o Tembhurde, Post Tembhurde, Distt.
                         Chandrapur.
                            
                     3. Diwakar s/o Rajaram Waradkar,
                         aged about 27 years, r/o Chinchala,
                           
                         Tq.Warora, Distt.Chandrapur.

                     4. Vandana d/o Rajaram Waradkar,
                         aged about 22 years, r/o Chinchala,
          


                         Post Tembhurda, Tq.Warora, Distt.
       



                         Chandrapur.

                       (Legal representatives of Ori.Deft.no.1
                        Rajaram s/o Shioram Waradkar)





                                 ..VERSUS.. 

    RESPONDENTS: 1. Gayabai wd/o Gundaji Mogre,
                     aged about 70 years, Occu: business,





                     r/o Warora, Tq.Warora, Distt.Chandrapur.

                       2.  Bapurao s/o Gundaji Mogre,
                            aged about 43 years, Occu: business,
                            r/o Warora, Tq.Warora, Distt.Chandrapur.

                       3.  Vithal s/o Gundaji Mogre,
                            aged about 50 years, Occu: Labourer, r/o
                            Warora, Tq. Warora, Distt.Chandrapur.



                                                      ::: Downloaded on - 09/06/2013 15:50:39 :::
                                             2


    =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-




                                                                                    
    Mr.Jawade Advocate for the appellants.
    Mr.Anjan De Advocate for the respondents.




                                                            
    =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
                            CORAM:  C.L.Pangarkar, J.

DATED : 13th April, 2010.

ORAL JUDGMENT:

1. This is a second appeal by original defendant no.1. The

parties shall hereinafter be referred to as the plaintiff and the

defendants.

2. The facts giving rise to the appeal are as follows –

Plaintiff no.1 is the mother of plaintiff no.2 and

defendant no.2. Defendant no.1 is the transferee of the suit

property. According to the plaintiffs, defendant no.2 was not

the sole owner of the suit property and inspite of that he has

sold the the suit property to defendant no.1. According to the

plaintiffs, they have 2/3rd share in the suit property. It is their

contention that the plaintiffs and defendant no.2 were the

members of the joint Hindu family when the suit property was

alienated by defendant no.2. They contend that they had

purchased jointly a plot of land for construction of the house

and they constructed a house thereon. The same was

::: Downloaded on – 09/06/2013 15:50:39 :::
3

constructed from joint family funds though in the name of

defendant no.2. The plaintiffs contend that in the year 1949,

plaintiff no.1 along with her two sons was turned out of the

house by husband and since then she was living with her

mother and sisters. It is their contention that plaintiff no.1

started business in grains and she was supporting the family.

Thereafter, the plaintiff and defendant no.2 together started a

business in the name and style ‘Mogre Brothers’ and a branch

of the said shop was opened by the plaintiff and defendant no.

2 at village Tembhurda also in the rented house. The said shop

was run by plaintiff nos.1 and 2. Defendant no.2, however,

used to manage the said shop only on weekly market day.

Further, it is contended that in the year 1968, a wholesale and

retail shop of grocery was started in the name and style Kisan

Kirana Bhandar. That was also a joint family business and

former name ‘Mogre Brothers’ was changed. It is contention of

plaintiffs that the suit property was purchased out of the

earning from the said shop and the plaintiffs have, therefore,

2/3rd share in them.

3. Defendant nos.1 and 2 filed a joint written statement in

::: Downloaded on – 09/06/2013 15:50:39 :::
4

the suit. According to the defendants, the suit property was

self-acquired property of defendant no.2 and plaintiffs had no

concern with the same. It is contended that defendant no.2

had started the grocery business and had even started a branch

at Thembhurda. House, according to him, was constructed in

1967 itself and he was paying the taxes. The defendants

further contend that there was never any joint family, much

less a Hindu joint family. The joint family funds were not used

for the construction of the house or plot and the plaintiffs have

no share whatsoever in the suit property.

4. The learned Judge of the trial court found that the house

was constructed from joint family funds, the plaintiffs had 2/3rd

share in it and the sale-deed, therefore, was not binding on the

plaintiffs. Holding so, he decreed the suit. An appeal was

preferred by the defendants and the appeal came to be

dismissed. Feeling aggrieved thereby, this second appeal has

been preferred.

5. I have heard the learned counsel for the appellants and

the respondents.

6. The appeal was admitted by this court (Kulkarni,J.) on

::: Downloaded on – 09/06/2013 15:50:39 :::
5

the following substantial questions of law.

1) Both the learned courts below have erred in

holding that the suit property is purchased from
the joint family funds in the year 1966 from one
Mahadeo Gadge and hence, it is a joint family

property and further that the plaintiffs/
respondents 1 and 2 have 2/3rd share in the suit
property. The learned courts below while

deciding this issue have not considered the fact

that respondent no.1 had started her business
after separating herself from her husband and

hence, such business under Hindu Law is not a
joint family business as there was no joint family
or joint family business in existence at the time

of starting of such business.

2) The learned courts below have failed to consider
a very important aspect that joint Hindu family

cannot be constituted in the facts and
circumstances of the present case. It is liable to
be seen that it is an admitted fact that plaintiff

no.1 Gayabai had left her husband and come to
Warora along with two sons and started residing
with her sister Gangubai. It is alleged that she
started the business with the help of her sister
Gangubai. Hence, there cannot be a
presumption as contemplated in law of a joint
Hindu family. Thus, the finding of the courts

::: Downloaded on – 09/06/2013 15:50:39 :::
6

below that the plaintiffs and defendants no.2

were members of the joint family at the time of
alienation of the suit property is an error

apparent in law.

3) The learned courts below failed to consider that

admittedly the property which was sold to
appellants was in the name of Vithal and Vithal
had ja right to sell the property. It has also come

in the evidenced that it was Vithal, who had

constructed the house. The learned courts
below have unnecessarily observed that Vithal

has not produced any document to support the
construction. The fact remains that since the
suit property was in the name of Vithal and he

had purchased this property, the question of his

right to sell the same does not arise.

4) The learned courts below have erred in holding
that there was a joint family business and suit

property was only purchased in the name of
Vithal. Assuming that this is admitted, it is only
to be held as a benami transaction and the

plaintiffs have no right in the property, which
stands in the name of Vithal.

5) It is liable to be seen that there is no nucleus
established to show that it is a joint family
property. Even otherwise, the learned courts
below should have considered that this property

::: Downloaded on – 09/06/2013 15:50:39 :::
7

was his separate property and Vithal had raised

funds by starting his business in 1959 and
hence, the suit property which was purchased in

1996 as an open plot was Vithal’s separate
property. Thus, the learned courts below should

have held that Vithal was lawful and exclusive
owner of the suit property and he had a right to
sell the suit property.

7.

It is the case of the plaintiffs that plaintiff no.1’s husband

and no.2’s father turned the plaintiffs and defendant no.2 out

of the house and therefore, all three of them started living with

the mother and sister of plaintiff no.1. The plaintiffs

specifically averred in para no.5 of the plaint to the following

effect.

“That the plaintiffs and the defendant no.2
were the members of the joint Hindu family
when the suit house was alienated to the
defendant no.1.”

8. Thus, they contend that they constitute a joint Hindu

family. In fact, law presumes that every Hindu family is a joint

family unless otherwise shown. In the instant case, however,

the controversy seems to have arisen because the father does

not live with the family. Normally, a joint family consists of

::: Downloaded on – 09/06/2013 15:50:39 :::
8

father, mother and sons and their wives. Here, admittedly,

father had long back turned the plaintiffs and defendant no.2

out of the house and he is living separately. The question is

whether the mother and two sons could constitute a joint

family and that seems to be the question of law raised. I see no

reason why they cannot. If two brothers, upon death of father,

can constitute a joint family, there is no reason why two

brothers in this case with their mother cannot constitute a joint

family, when father deserts them. Even if one of the

coparceners decides to break away from the rest of the family,

the other coparceners can constitute a joint Hindu family. Even

otherwise in the instant case father had deserted them, he has

not separated as such from the family. I find that the two sons

with their mother and even wives can constitute the joint

Hindu family. In the instant case, it could be said that the

plaintiffs and defendant no.2 constituted a joint Hindu family.

9. The plaintiffs’ case is that plaintiffs and defendant no.2

were turned out of the house. If the pleadings in the plaint are

seen, it could be gathered that the plaintiffs do not plead that

family possesses any ancestral property at all. It is not even

::: Downloaded on – 09/06/2013 15:50:39 :::
9

their case that the father had given anything to them from any

ancestral property. There is, therefore, no pleading of the

plaintiffs that any kind of nucleus was available for blending

the suit property, in order that any property possessed or

owned by the family should become the joint family property.

There has to be some nucleus available from which that

property could be purchased. Since in this case the plaintiffs

did not possess any ancestral income-giving-property, it could

not be said that the suit house was a joint family property as

such.

10. The distinction has to be made between joint family

property and the property acquired by joint efforts. The suit

property could in no case be treated as joint family property. It

is to be seen if it is a jointly acquired property or not.

Defendants contend that defendant no.2 was alone running his

own business, while plaintiff claims that the business run was

family business and from its income the property is acquired.

From the evidence on record, the suit property could certainly

be said to be the jointly acquired property. It is the case of the

plaintiffs that plaintiff no.1 started the business and started

::: Downloaded on – 09/06/2013 15:50:39 :::
10

earning. DW 1 Vitthal admits in the cross-examination that his

mother was dealing in grains and was earning. He also admits

that his mother and aunt paid him money for starting business.

If mother was also doing the business, as is accepted by the

defendants, it is difficult to accept the theory of defendant no.2

that he was alone running the shop. Admittedly, there were

two shops at two different places. It is, therefore, difficult to

accept that defendant no.2 alone could run both the shops at

the two different places. The theory of the plaintiffs that the

shops were joint and run by all has, therefore, to be accepted.

There is another strong reason why the property has to be

treated as jointly acquired property. Dependant no.1 had filed

the suit against defendant no.2 and plaintiff no.1 in respect of

recovery of rent of shop of plaintiffs and defendant no.2. The

certified copy of the plaint in that suit is Exh.36. In plaint para

no.2, following averements are made.

“Defendant no.2 is the mother of defendant no.1
and they constitute joint family. Defendants carry
on retail grocery business”

These contents are admitted in the written statement filed at

Exh.37. Obviously, defendant no.2 admitted in that suit that

::: Downloaded on – 09/06/2013 15:50:39 :::
11

the shop was a joint family business. Even in para 17 of the

said written statement there is a clear averement that

defendants were running the shop and house was

reconstructed by the defendants. DW 1 Vitthal in cross-

examination admits that he had filed such a written statement

and that he had stated therein that house belonged to joint

family. With this evidence, I do not think that any more

evidence is required to conclude that the business was joint

and the property was purchased from that business income. If

the business was joint and the property is acquired from

earning of joint business, it must be assumed that each of the

members has an equal share in it unless otherwise shown.

This takes me to the next substantial question of law i.e.

Whether the appellant could be treated as a bona fide

purchaser. Bona fide purchaser is that person who takes

reasonable care to ascertain that the transferor had the power

to make transfer and he had acted in good faith and also that

the true owner had consented to such transfer. Since true

owners are challenging the transfer, there is no question of

consent. Let us see if there is evidence of appellant’s acting in

::: Downloaded on – 09/06/2013 15:50:39 :::
12

good faith and whether he had taken reasonable care. I find

that this is a fit case of lack of good faith and not even a

reasonable care has been taken. It appears, on the other hand,

that defendant no.1 entered into contract of purchase of the

property with open eyes. The reason for saying so is that the

appellant does not enter into witness box to make out the case

in pleading and second in his own plaint vide Exh.36, he had

made an averement and assertion that the shop and the

property belonged to the joint family. This clearly shows that

defendant no.1 has had full knowledge of the property being

owned by the family and not by defendant no.2 alone. The

appellant, therefore, could not be treated to be a bona fide

purchaser. Although I find that the property is not a joint

family property as such, all the same it is jointly acquired

property in which each one of them has equal share. In the

circumstances, there is no difficulty in confirming the judgment

and decree as passed by the court below. The appeal is,

therefore, dismissed. No order as to costs.

JUDGE.

chute

::: Downloaded on – 09/06/2013 15:50:39 :::