High Court Punjab-Haryana High Court

Savitri Devi And Others vs Smt. Angoori Devi And Others on 14 July, 2009

Punjab-Haryana High Court
Savitri Devi And Others vs Smt. Angoori Devi And Others on 14 July, 2009
RSA No.143 of 2007                                         (1)

        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH

                                       RSA No.143 of 2007
                                       Date of Decision: 14.7.2009

Savitri Devi and others                              ......Appellants

             Versus

Smt. Angoori Devi and others                         .......Respondents

CORAM: HON’BLE MR. JUSTICE HEMANT GUPTA.

1. Whether Reporters of local papers may be allowed to see the judgment?

2. To be referred to the Reporters or not?

3. Whether the judgment should be reported in the Digest?

Present: Shri Rakesh Gupta, Advocate, for the appellant.

HEMANT GUPTA, J. (Oral).

The appellants are the legal heirs of Dalip Singh son of Suraj

Bhan. Dalip Singh filed a suit for declaration challenging the sale deed

executed by Sher Singh son of Suraj Bhan in favour of defendant Nos. 2 to

5 on 16.1.1992, as not binding upon the plaintiff and defendant No.6,

daughters of Suraj Bhan. As per the case set up by the plaintiff, there was an

oral family settlement in the year 1962 and the property in dispute has fallen

to the share of Dalip Singh in the said oral settlement, whereas the property

in Ganga Nagar, was given to other brother of Dalip Singh.

In the written statement filed on behalf of defendant No.1, it

was alleged that the property in the State of Rajasthan was purchased by the

defendants and has fallen to the share of the defendants in the family

settlement. It was also alleged that the plaintiff has sold his half share in the

property in dispute to Smt. Savitri vide sale deed dated 5.3.1990 and,

thereafter, defendant No.1 has sold his remaining half share to defendant
RSA No.143 of 2007 (2)

Nos. 2 to 5 vide sale deed dated 16.1.1992. The defendant has denied the

alleged oral family settlement propounded by the plaintiff.

Both the Courts have dismissed the suit holding that the oral

family settlement is not proved, inter-alia, in view of the fact that the

property was inherited by the plaintiff Dalip Singh and defendant No.1

Sher Singh, therefore, both as co-owners have sold their respective shares

vide sale deeds dated 5.3.1990 and 16.1.1992.

Learned counsel for the appellant has vehemently contended

that the oral family settlement stands proved by the conduct of the parties as

it was the plaintiff, who was letting out the property at Meham and

collecting rent thereof. Therefore, the finding recorded by the Courts below

that there is no evidence of oral family settlement is not correct.

The said argument is not tenable. It is a question of

appreciation of evidence, whether there was an oral family settlement or not

between the parties. The exclusive management of the property is not an

incident of oral family settlement. Since the plaintiff alone was residing at

Meham, he might be managing the property, but such management would be

on behalf of all other co-sharers also. Suraj Bhan is alleged to have entered

into family settlement with Sher Singh and Dalip Singh in the year 1962,

but father of Dalip Singh died in the year 1977-78. In these circumstances,

the family settlement has been rightly disbelieved.

The fact that the plaintiff has executed sale deed in respect of

half share on 5.3.1990 is a strong indication of the fact that the plaintiff has

only ½ share in the property, which was sold by him. Sometime later,

defendant-Sher Singh sold the remaining ½ share vide sale deed dated

16.1.1992 in favour of defendant Nos. 2 to 5. Such sale deed cannot be
RSA No.143 of 2007 (3)

said to be illegal or void as the plaintiff has failed to prove any oral family

settlement.

Learned counsel for the appellants has argued that in an earlier

suit for partition by the other co-sharers against their father Suraj Bhan,

defendant No.1 has taken up a plea that the said property is not of Suraj

Bhan. Therefore, the finding recorded by the Courts below denying the oral

family settlement is not correct. The said argument is not tenable for the

reason that in earlier proceedings, the issue of oral family settlement was

not raised by the plaintiffs. It was a question of title of their predecessor i.e.

Suraj Bhan. Therefore, the denial of title of the father of the plaintiff in the

aforesaid suit is inconsequential in respect of the alleged plea of oral family

settlement in the present suit.

The argument that defendant No.1 has not appeared as a

witness in the present case, is not again tenable. Firstly, the plaintiff has to

prove oral family settlement if such oral family settlement is proved only

then defendant Sher Singh could be called upon to rebut such family

settlement. Since the plaintiff has failed to prove oral family settlement,

therefore, the non-appearance of defendant No.1 as a witness is

inconsequential.

Consequently, I do not find any patent illegality or material

irregularity in the finding recorded or that the finding recorded gives rise to

any substantial question of law in the present second appeal.

Hence, the present appeal is dismissed.

(HEMANT GUPTA)
JUDGE
14.7.2009
ds