Chattisgarh High Court High Court

8 Smt Dhanabai vs 3 Babulal Soni on 27 August, 2007

Chattisgarh High Court
8 Smt Dhanabai vs 3 Babulal Soni on 27 August, 2007
       

  

  

 
 
         IN THE HIGH COURT OF CHATTISGARH AT BILASPUR        

        FA No 90 of 2001

        1 Krishna Kumar Soni

        2 Peelu lal Soni

        3 Narendra Kumar Soni

        4 Ashok Kumar Soni

        5 Dhannu Soni

        6 Suresh Kumar Soni

        7 Smt Meena Soni

        8 Smt Dhanabai

                             ...Petitioners

                                VERSUS

        1 Rajulal Soni

        2 Kamata Prasad Soni

        3 Babulal Soni

                             ...Respondents

!       Shri Sanjay K Agrawal counsel for the appellants

^       1 Shri Vimlesh Bajpai counsel for respondent No 1 plaintiff

        2 Shri R P Tripathi counsel for respondents No 2 and 3

        Honble Shri Dilip Raosaheb Deshmukh J

        Dated: 27/08/2007

:       Judgment


        First Appeal under Section 96 of the Code of Civil Procedure


                           JUDGMENT

(Delivered on this 27th day of August, 2007)

Being aggrieved by the judgment and decree dated

24-04-2001 passed by Shri M. Katulkar, VIth

Additional District Judge, Durg in Civil Suit No.11-

A/2000 granting partition of the joint family

property and severance of one-fourth share of the

respondent/plaintiff, the appellants/defendants have

preferred this appeal.

(2) The following facts are not disputed in this

appeal:

Chandulal Soni was the owner of the suit

house as shown in the map annexed to the plaint

situated in Motipara, in front of Luchki Talab, Durg.

The respondent/plaintiff Rajulal Soni,

appellants/defendants No.9, Kamta Prasad Soni and

No.10, Babulal Soni and Makhanlal Soni were the sons

of Chandulal Soni. Makhanlal Soni was the eldest

among the sons. The appellants/defendants No.1 to 6

are the sons, No.7, the daughter and No.8, the widow

of Makhanlal Soni. After the death of Chandulal Soni

in 1956, under a family arrangement, late Makhanlal

Soni and his three brothers continued to reside in

portions of the suit house which were in their

occupation. Names of Makhanlal Soni, Kamta Prasad

Soni, Babulal Soni and Rajulal Soni are jointly

recorded over the suit property in the Nazul Records.

(3) The respondent/plaintiff instituted the suit for

partition and separation of his one-fourth share

specifically pleading that the suit property was

joint and had never been partitioned. Under a family

arrangement, the coparceners were in separate

possession of different portions of the suit property

as mentioned in the map annexed to the plaint. It

was also pleaded that the double storied house in

question was constructed by late Chandulal Soni and

not by Makhanlal Soni. It was stated that cause of

action for institution of the suit arose when the

appellants/defendants refused to give him a shop

situated on the ground floor for business of his

sons.

(4) The appellants/defendants No.1 to 8 pleaded that

Makhanlal Soni and his three brothers had partitioned

the suit property under a family arrangement, under

which the ground floor had fallen to the share of

Makhanlal Soni. Makhanlal Soni had constructed a

hall, shops, latrine at his own expense. It was also

pleaded that Makhanlal Soni had incurred the entire

expenditure in the construction of the suit house.

(5) Respondents No.2 and 3/defendants No.9 and 10,

i.e., Kamta Prasad Soni and Babulal Soni, the

brothers of Makhanlal Soni admitted the plaint

allegations in toto and prayed that the suit for

partition be decreed.

(6) The learned VIth Additional District Judge,

Durg, upon appreciation of evidence, held that the

appellants/defendants had failed to prove that after

death of Chandulal Soni, the suit property was

partitioned between the parties and upon severance of

the joint status the coparceners were in separate

possession of their respective shares. It also

recorded a finding that the appellants/defendants had

failed to prove that Makhanlal Soni had incurred the

entire expenditure in construction of the suit

property. On these premises, it granted a decree for

partition of the suit property and severance of one-

fourth share of the respondent/plaintiff.

(7) Shri Sanjay K. Agrawal, learned counsel for the

appellants/defendants argued that in the plaint there

was a clear and unequivocal admission by the

respondent/plaintiff that under a family arrangement,

Makhanlal Soni and his brothers were in separate

possession of portions of the suit property. It was

also contended that the unrebutted testimony of

Dhanabai, D.W.-2, the widow of Makhanlal Soni proved

that Makhanlal Soni had incurred the entire

expenditure in construction of the suit house. It

was argued that the parties were in separate

possession of their respective shares as per family

arrangement since more than 50 years and it is only

after the death of Makhanlal Soni, the

respondent/plaintiff had filed the suit for partition

because of refusal by the legal representatives of

Makhanlal Soni to give to him a shop at the ground

floor for the purpose of business of his sons.

Reliance was placed on Pata Sahu and another vs. Hiru

Sahu and others, AIR 1991 Patna 276 and Radhamoni

Bhuiyanin and others vs. Dibakar Bhuiya and others,

AIR 1991 Patna 95 while arguing that there was

severance of joint family status since over 50 years

and the parties were in separate mess and separate

residence of their respective portions, which was a

definite and unequivocal indication of the intention

of the members of the joint family to separate

themselves from the family and enjoy their respective

shares in severality. Reliance was also placed on

Kalyani vs. Narayanam, AIR 1980 SC 1173.

(8) On the other hand, Shri Vimlesh Bajpai, learned

counsel for the respondent/plaintiff argued in

support of the impugned judgment and contended that

the property stood joint in the names of the four

brothers. Reliance was placed on Girijanandini Devi

and others vs. Bijendra Narain Choudhary, AIR 1967 SC

1124 and Roop Chand vs. Indradevi and others, AIR

1997 MP 200. It was submitted that the sale-deed

dated 11-10-1957, Ex.D-7, through which Makhanlal

Soni had sold the suit property to Foolchand proved

that the double storied suit house was already

existing, which negatived the evidence of Dhanabai,

D.W.-2 that the double storied suit house was

constructed at the expense of her husband Makhanlal

Soni. It was also contended that the

appellants/defendants had failed to prove the

existence of an unequivocal intention of the

coparceners to sever the joint family status at the

time of the family arrangement.

(9) Shri R.P.Tripathi, learned counsel for

respondents No.2 and 3 adopted the arguments advanced

by Shri Vimlesh Bajpai, learned counsel for the

respondent/plaintiff.

(10) In Kalyani vs. Narayanam (supra), the law

relating to partition of a Mitakshara Hindu undivided

family was laid down by the Apex Court in the

following terms:

“Partition is a word of technical
import in Hindu Law. Partition in
one sense is a severance of joint
status and coparcener of a
coparcenary is entitled to claim it
as a matter of his individual
volition. In this narrow sense all
that is necessary to constitute
partition is a definite and
unequivocal indication of his
intention by a member of a joint
family to separate himself from the
family and enjoy his share in
severality. Such an unequivocal
intention to separate brings about
a disruption of joint family
status, at any rate in respect of
separating member or members and
thereby puts an end to the
coparcenary with right of
survivorship and such separated
member holds from the time of
disruption of joint family as
tenant-in-common. Such partition
has an impact on devolution of
share of such member. It goes to
his heirs displacing survivorship.
Such partition irrespective of
whether it is accompanied or
followed by division of properties
by metes and bounds covers both a
division of right and division of
property. A disruption of joint
family status by a definite and
unequivocal indication to separate
implies separation in interest and
in right, although, not immediately
followed by a de facto actual
division of the subject matter.
This may at any time, be claimed by
virtue of the separate right. A
physical and actual division of
property by metes and bounds
follows from disruption of status
and would be termed partition in a
broader sense.”

Thus, in order to constitute the partition of the

joint family property severance of joint status and a

definite and unequivocal indication of the intention

by the members of the joint Hindu family to separate

themselves and to enjoy their respective shares in

severality is required to be established by the

party, who pleads that under the family arrangement,

there was a disruption of status under a definite and

unequivocal indication of the intention by the

members of the joint family to separate and to enjoy

their shares in severality. Only such an unequivocal

intention to separate brings about the disruption of

joint family status. In Pata Sahu and another vs.

Hiru Sahu and others (supra), it was held that mere

fact of separate mess and separate residence by

themselves are not conclusive proof of partition.

(11) The decision of the High Court of Madhya Pradesh

in Roop Chand vs. Indradevi and others (supra)

applies to the present case with full force as the

facts were identical to the present case. In that

case, the plaintiff/appellant had filed a civil suit

for partition of the House specified in the plaint,

situate in the town of Bhind. The plaintiff was

claiming one-fourth share in the said house. The

plaintiff alleged that this house was purchased in

the year 1947 by his father. His father had died.

The plaintiff and his three brothers, who are

respondents, had equal shares of one-fourth in the

said house. After sometime, the living of the

plaintiff and his brothers was separated and they

continued to live in separate portions of the same

house for quite sometime. Later on one of the

defendants mortgaged his share in the same house by

mortgage-deed dated 17-04-1992 to one Shri Prakash

Shivhare and put him in possession. The dispute

arose later on in respect of the living and dealing

with the portions of the same house. The plaintiff

was aggrieved of his possession being interfered with

by the defendants, and filed a suit for partition.

It was held that mere admission that the four

brothers were living separately in the same house and

doing separate business did not permit raising a

presumption that there was a family settlement to

deal with the property independently of their shares.

The house stood in the name of four brothers jointly.

There was no mutation of co-shares of their different

shares and in that view of the matter, no presumption

could be raised of any settlement much less that of a

partition.

(12) The Apex Court has in Girijanandini Devi and

others vs. Bijendra Narain Choudhary (supra), while

placing reliance on a decision of the Judicial

Committee of the Privy Council in Palani Ammal vs.

Muthuvenkatacharla Moniagar, AIR 1925 PC 49, held

that it is the unequivocal intention to sever

followed by the conduct of the coparceners which

seeks to effectuate that intention that partition

results. Mere specification of share without

evidence of intention to sever does not result in

partition. It was held that in order to constitute

partition the conduct of the coparceners must

evidence unequivocally the intention to sever the

joint family status.

(13) Bearing in mind the principles laid down by the

Apex Court, it requires consideration whether the

appellants/defendants have been able to prove such an

unequivocal intention to sever the joint family

status by a family arrangement. Dhanabai, D.W.-2,

the widow of Makhanlal Soni has admitted in para 10

that the suit property was never partitioned. In

para 8, she admitted that all the four sons of

Chandulal Soni were living jointly in the suit

property. In para 3, she stated that no dispute

regarding partition ever arose between the parties

before filing of the suit. Defendant No.2, Pillulal

Soni has also admitted in para 8 that no partition

had ever taken place and Makhanlal Soni and his

brothers were in respective possession of the

portions under the family arrangement. It is also

not in dispute that the suit property was jointly

recorded in the name of Makhanlal Soni and his three

brothers. The evidence of Dhanabai, D.W.-2 that

Makhanlal Soni had got the suit house constructed at

his own expense is belied by the contents of Ex.D-7,

which is the sale-deed executed by Makhanlal Soni in

favour of Foolchand on 11-10-1957 showing that a

double storied pakka house situated in Luchkipara was

sold. The documentary evidence on record shows that

the financial condition of the family had weakened

due to which the suit house was required to be sold

by Makhanlal Soni to Foolchand vide Ex.D-6 in 1957.

This contradicts the averment that Makhanlal Soni had

incurred the entire expenditure in constructing the

suit house and fortifies the conclusion drawn by the

learned VIth Additional District Judge, Durg that the

suit house was constructed by Chandulal Soni during

his lifetime.

(14) The respondent/plaintiff has led evidence to

show that the suit property was recorded jointly in

the name of all brothers and the cause of action for

filing the suit for partition arose when after the

death of Makhanlal Soni, the appellants/defendants

refused to give him a shop at the ground floor for

business for his sons. Respondents No.2 and 3, i.e.,

the defendants No.9 and 10, Kamta Prasad Soni and

Babulal Soni have admitted the plaint in toto.

Rajulal Soni (plaintiff), P.W.-1, Kamta Prasad Soni,

P.W.-2 deposed that after the death of Chandulal Soni

since the ground floor of the suit house was vacant,

it was occupied by Makhanlal Soni and three brothers,

i.e., Rajulal Soni, Kamta Prasad Soni and Babulal

Soni continued living on the first floor.

(15) The learned VIth Additional District Judge, Durg

has objectively appreciated the evidence, oral as

well as documentary, consistently with the law

relating to partition and recorded a well-reasoned

finding that the appellants/defendants have failed to

prove that under a family arrangement there was

complete severance of joint family status between the

parties and has rightly held that such family

arrangement could not be construed to be a partition

between the parties. Thus, no interference with the

impugned judgment and decree is called for.

(16) In the result, the appeal fails and is

dismissed. In the circumstances, the parties shall

bear their own cost.

A decree shall be drawn accordingly.

JUDGE