High Court Madras High Court

T.N. Krishna Pillai vs K. Nallaperumal on 4 October, 2002

Madras High Court
T.N. Krishna Pillai vs K. Nallaperumal on 4 October, 2002
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 04/10/2002

CORAM

THE HON'BLE MR. JUSTICE K. SAMPATH

S.A.No.968 of 1990

1. T.N. Krishna Pillai
   S/o Nallaperumal,
   88-B, Vinaitheertha Vinayagar
   Koil Street,
   Tirunelveli.

2. K. Shanmugathammal
   S/o Ganapathi Pillai,
   88, Vinaitheertha Vinayagar
   Koil Street,
   Tirunelveli.

3. Peramu Ammal (Died)
   W/o Annamalai Pillai,
   90, Vinaitheertha Vinayagar
   Koil Street,
   Tirunelveli.

4. A. Ramalakshmi Ammal
   S/o Arunachalam Pillai,
   Narasinganallur,
   Tirunelveli Taluk & District.

5. Annamalai Pillai
6. Thamburatti
7. Shanmughasundari

   Appellants 5 to 7 have been
   brought on record as the
   legal representatives of the
   deceased 3rd appellant – Vide
   order dated 14-6-1997 in
   C.M.P.Nos.7235 to 7237/96.           ...             Appellants

-Vs-

1. K. Nallaperumal
   S/o T.N. Krishnapillai
   172, Vinaitheertha Vinayagar
                          Koil Street,
   Tirunelveli.

2. K. Balasubramanian
   S/o T.N. Krishnapillai,
   98, Vinaitheertha Vinayagar
                           Koil Street,
   Tirunelveli.

3. Parvathi Ammal W/o K. Ponniah,
   60, Sivan Koil Street,
   Valliyoor, Tirunelveli District.

4. P. Natarajan S/o P. Pattan,
   Narasinganallur,
   Tirunelveli Taluk & District.        ...             Respondents


For Appellants:  ...   Mr.T.M. Hariharan

For Respondents: ...   Mr.S. Sampathkumar
                   for Mr.P. Peppin Fernando.


                This second file is filed  against  the  judgment  and  decree
dated  19-4-1989  made  in  A.S.No.49/87 on the file of the Subordinate Judge,
Tirunelveli.

:JUDGMENT

The substantial question of law raised in the second appeal is
” whether the appellate Court is correct in its construction of Ex.A-1 Will?”

2. We will straight away look into the document and try to
interpret it in the light of the established principles relating to documents
interpretation and see which of the Courts below has understood the document
correctly.

Ex.A-1 is the document; it is a Will dated 18.4.1943 executed
by one Nallaperumal Pillai; under the said Will, the testator gives all the
properties in the Schedule to the Will to his wife Adhilakshmi Ammal subject
to certain conditions; she is not to alienate Schedules 1 and 2 properties;
she is to take the Schedule 3 properties after the testator’s lifetime
absolutely with full powers of alienation; after her lifetime, their foster
son Krishnan is to take the properties and enjoy them; neither Krishnan nor
his heirs can alienate the property at any time; the said Krishnan is to
perform the obsequies of both the testator and his wife Adhilakshmi Ammal.

3. From the Will it is seen that the said Krishnan was only a
minor aged 16 years at that time. The testator died in 1945 or 1946. From a
reading of the document it is seen that Schedules 1 and 2 are to be kept
intact by Adhilakshmi Ammal and taken by Krishnan after her lifetime and
neither Krishnan nor his heirs would have right to alienate. That is to say,
the properties are to be in the family in perpetuity.

4. Let us now have a look at the facts of the case. The
plaintiffs are the sons and daughter of the first defendant Krishna Pillai,
one of the legatees under the Will Ex.A-1 executed by Nallaperumal Pillai.
Defendants 2 to 5 are alienees of Schedules 1 and 2 by way of sale or
mortgage. The suit is for declaration that the sale of Schedules 1 and 2
items in favour of defendants 2 and 3 and the othi created in respect of
Schedules 3 and 4 items in favour of defendants 4 and 5 are invalid and that
the properties belonged to the plaintiffs’ after the lifetime of the first
defendant, their father.

5. The case as set out in the plaint is as follows:

The first defendant was taken as a foster son by Nallaperumal
Pillai when he was 14 years old. On 18-4-1943 Nallaperumal Pillai executed
Ex.A-1 Will in respect of Schedules 1 and 2 items in the Will. The testator’s
wife Adhilakshmi Ammal is to take them without powers of alienation and to be
taken by the first defendant for being enjoyed after her lifetime.
Adhilakshmi Ammal is to take Schedule 3 property absolutely. Nallaperumal
Pillai died in 1945 or 1946. Adhilakshmi Ammal died in 1966. the first
defendant on 25-5-1968 sold the suit Schedule 1 property to the second
defendant under a registered sale deed for Rs.800/-. The sale is not binding
on the plaintiffs. The plaintiffs did not derive any benefit under the sale.
The second defendant is not a bona fide purchaser for value. The first
defendant, the second defendant and her husband had been living in Door No.90
from 1 967 till 1977 and thereafter, in Door No.88. The roof of suit item 1
was put up by the first defendant. Neither the second defendant nor her
husband was moneyed. On 22-7-1977 the second Schedule property was sold by
the first defendant to the third defendant. This sale was also not binding on
the plaintiffs. On 10-11-1974 the plaintiffs othied the third Schedule
property to the fourth defendant. The othi was not binding on the plaintiffs.
It was without consideration. On 11-5-1969 the first defendant created an
othi in respect of the fourth Schedule property in favour of the fifth
defendant. On 10-5-1975 he created a mel-othi in favour of the fifth
defendant. The othies were not valid and binding on the plaintiffs. In these
circumstances, the suit had been filed.

6. The first defendant and the other defendants resisted the
suit contending inter alia as follows:

The will was executed by Nallaperumal Pillai when the first
defendant was just 16 years old and was unmarried. As per the terms of the
Will, the first defendant was to take the suit properties covered in the Will
absolutely. On the death of Adhilakshmi Ammal, the first defendant became
entitled to all the properties. It is not correct to say that he had no right
to create encumbrance or to deal with the properties. Whatever the first
defendant did was only for the benefit of all the plaintiffs for their
education and maintenance. The plaintiffs had fully benefited from the
transactions. The sales and mortgages in favour of all the other defendants
had been created for valid purposes and they were all binding.

7. On the above pleadings, the trial Court framed the
necessary issues and on the oral and the documentary evidence, held that
Ex.A-1 created absolute rights in favour of the first defendant and that the
plaintiffs could not question the encumbrances created by the first defendant.
By judgment and decree dated 13-11-1986 the trial Court dismissed the suit.
However, on appeal by the plaintiffs in A.S.No.49/87 the learned first
Additional District Judge, Tirunelveli, by judgment and decree dated 19-4-1989
reversed the decision of the trial Court, allowed the appeal and decreed the
suit.

8. It is as against that, the present second appeal has been
filed. Defendants 1 to 4 filed the appeal. Pending appeal the third
defendant/third appellant died and her legal representatives have been brought
on record as appellants 5 to 7.

9. Mr.T.M. Hariharan, learned Counsel for the first
appellant/ first defendant, made the following submissions:

The lower Appellate Court had wrongly assumed that the chief
aim of Ex.A-1 Will was to prevent the properties bequeathed thereunder from
being dealt with freely. This assumption was contrary to the tenor of the
document and the provisions of the statute. The Appellate Court failed to see
that life interest alone was given to the wife of the testator in Schedules 1
and 2 of Ex.A-1 Will with a view to protect those items and preserve them for
the benefit of the first defendant, who was then a minor. The same terms used
for bequest of Schedule 3 had not been used for the bequest of the first
defendant in respect of the properties in Schedules 1 and 2 of Ex.A-1 Will.
The lower Appellate Court ought to have held that the first defendant was the
ultimate beneficiary. The later part of Ex.A-1 restricting absolute
disposition regarding Schedules 1 and 2 was repugnant, void and inoperative.
There was also no provision in the Will reserving the properties to the heirs
of the first defendant and in the absence of such a clause, the assumption of
the lower Appellate Court that only a life interest was created for the
benefit of the first defendant was illegal and improper.

10. Mr.S. Sampathkumar, earned Counsel for the contesting
respondents/plaintiffs, submitted that the interpretation given by the lower
Appellate Court was perfectly correct and no exception could be taken to the
same. The learned Counsel also relied on the decision in LAKSHMI AMMAL AND
ANOTHER VS. ALLAUDDIN SAHIB (AIR 1962 Madras 247).

11. Section 84 of the Indian Succession Act provides that,

“where a clause is susceptible of two meanings according to one of which it

has some effect, and according to the other of which it can have none, the
former shall be preferred.”

Section 87 provides that,

“the testator’s intention shallnot be set aside because it cannot take effect
to the full extent, but effect is to be given to it as far as possible.”

Section 88 states that,

“where two clauses of gifts in a will are irreconcilable, so that they cannot
possibly stand together, the last shall prevail.”

Section 97 runs as follows:

“Where property is bequeathed to a person, and words are added which describe
a class of person but do not denote them as direct objects of a distinct and
independent gift, such person is entitled to the whole interest of the
testator therein,unless the contrary intention appears by the will.”

Under Section 113:

“where a bequest is made to a person not in existence at the time of the
testator’s death, subject to a prior bequest contained in the Will, the later
bequest shall be void, unless it comprises the whole of the remaining interest
of testator in the thing bequeathed.”

Under Section 114:

“No bequest is valid where by the vesting of the thing bequeathed may be
delayed beyond the lifetime of one or more persons living at the testator’s
death and the minority of some person who shall be in existence at the
expiration of that period, and to whom, if he attains full age, the thing
bequeathed is to belong.”

Under Section 138:

“Where a fund is bequeathed absolutely to or for the benefit of any person,
but the will contains a direction that it shall be applied or enjoyed in a
particular manner, the legatee shall be entitled to receive the fund as if the
Will had contained no such direction.”

12. In BHAIDAS SHIVDAS VS. BAI GHULAB AND ANOTHER (AIR 1922
Privy Council 193) it has been held as follows:

“If words are used conferring absolute ownership upon the wife, the wife
enjoys the rights of ownership, without their being conferred by express and
additional terms, unless the circumstances or the context are sufficient to
show that such absolute ownership is not intended. Where a Will gave certain
property to the testator’s wife and stated “as to whatever property there may
remain after her death, my wife shall leave the said property to my two
daughters.”

The Privy Council held that,

“the Will created no trust in favour of the daughters for, to create a trust,
the subject matter on which the trust is to operate must be certain to enable
the Court to give it administration.”

13. In RAGHUNATH PRASAD SINGH AND ANOTHER VS. DEPUTY COMMISSIONER,
PARTABGARH AND OTHERS (AIR 1929 Privy Council 283), the facts were as follows:

One A died leaving a will bequeathing his property to P. The
Will provided that after the death of A, his entire estate shall vest in P.
It also further provided that P shall be “my heir and successor.” “The said
heir shall, after he has inherited me, be bound to abide by the following
terms.” Then subsequently the will further provided the conditions. In a suit
subsequently by the heirs of A after the death of P it was contended that P
took a life estate and not an absolute estate.

It was held by the Privy Council that,

“the words in the Will “that the estate shall vest in P” and that he shall be
the testator’s “heir and successor”, were clear dispositive words creating an
absolute estate of inheritance in P and the various clauses that followed the
main provisions were to come into operation after P had so inherited; they
must, therefore, be regarded as an attempt to impose repugnant conditions upon
the estate so created and were, therefore, void.”

14. In N. KASTURI VS. D. PONNAMMAL AND OTHERS (AIR 1961 SC
1302 = 1 961(3) SCR 955 = 1962(1) MLJ 174) it has been held as follows:

“The rule of construction of Wills that so far as is reasonably possible
Courts should adopt that construction of the Will which would avoid intestacy
cannot be treated as an absolute rule which should have overriding importance
in construing a will. If two constructions are reasonably possible, and one
of them avoids intestacy while the other involves intestacy, the Court would
certainly be justified in preferring that construction which avoids intestacy.
It may be permissible to invoke this rule even in cases where the words used
are ambiguous and an attempt may be made to remove the ambiguity by
adopting a construction which avoids intestacy.

Similarly in regard to one other rule that the construction
which postpones the vesting of the estate after the death of the testator
should be avoided, the position is exactly the same. It is obvious that a
Court cannot embark on the task of construing a Will with a preconceived
notion that intestacy must be avoided or vesting must not be postponed. The
intention of the testator and the effect of the dispositions contained in the
Will must be decided by construing the Will as a whole and giving the relevant
clauses in the Will their plain grammatical meaning considered together. In
construing a Will it is generally not profitable or useful to refer to the
construction of other Wills because the construction of each Will must
necessarily depend upon the terms used by the Will considered as a whole, and
the result which follows on a fair and reasonable construction of the said
words must vary from Will to Will.”

15. LAKSHMI AMMAL AND ANOTHER VS. ALLAUDDIN SAHIB (AIR 1962
Madras 247) is the decision relied on by Mr. Sampathkumar, learned Counsel
for the respondents. That is a case where the testator gave the property to
his wife absolutely. Interest of daughters was expressed in subsequent
clauses. It was held that the wife took only a life estate and not an
absolute estate. The testator in that case provided that after his lifetime
his wife L should possess and enjoy the properties, which consisted of two
items of land, with full powers of alienation, gift, sale and with absolute
rights. The Will further provided that during the testator’s life time his
second daughter V should be got married. If she had got to be married after
his lifetime, L should choose a bridegroom for her and get her married. The
Will also contained a clause that after L’s death, his daughter A should take
the first item and V should take the second item with absolute rights.

It was held by a learned single Judge of this Court that,

“the testator was having in his mind the interest of his daughters as
prominently as the interest of his wife, all three

of them being his heirs. The fact that the marriage of the second daughter
was that to be performed was also in his mind. When the testator took care to
indicate that the properties without any diminution even after his wife’s
lifetime should go to each of the daughters, it should be presumed that it was
clearly in his mind that the wife’s estate was only to be a limited estate or
life estate and not an absolute estate.”

16. This case instead of supporting the case of the
respondents, supports the case of the appellants.

17. The next decision is CHINNAMMAL AND OTHERS VS. SRI
KANNIKAPARAMESWARI DEITY (1964(1) MLJ 352). In that case, it has been held
that,

“Section 97 of the Indian Succession Act lays down a general principle of
interpretation of Wills which could equally be applied to a Will by a Hindu
unless there was some clear indication of a contrary intention.”

The principle is one which relates to the Law of Real Property in general.

18. In KAIVELIKKAL AMBUNHI VS. H. GANESH BHANDARY (1995(5)
SCC 444) in paragraphs 3, 4, 5 and 6 the Supreme Court has held as follows:

“3. The rules of interpretation of the Will are different from the
rules which govern the interpretation of other documents say, for example, a
sale deed
or a gift deed or a mortgage deed or, for that matter, any other instrument by
which interest in immovable property is created. While in these documents if
there is any inconsistency between the earlier or the subsequent part of
specific clauses inter se contained therein, the earlier part will prevail
over the latter as against the rule of interpretation applicable to a Will
under which the subsequent part, clause or portion prevails over the earlier
part on the principle that in the matter of ‘Will’, the testator can always
change his mind and create another interest in place of the bequest already
made in the earlier part or on an earlier occasion. Undoubtedly, it is the
last Will which prevails.

4. A Will may contain several clauses and the latter clause may be
inconsistent with the earlier clause. In such a situation, the last intention
of the testator is given effect to and it is on this basis that the latter
clause is held to prevail over the earlier clause. This is regulated by the
well known maxim “cum duo inter se pugnantia reperiuntur in testamento ultimum
ratum est” which means that if in a Will there are two inconsistent
provisions, the latter shall prevail over the earlier. (See: HAMMOND, Re,
HAMMOND VS. TREHARNE (1938(3) All.ER 308 = 54 TLR 903).

5. This principle is also contained in Section 88 of the Indian
Succession Act, 1925 which, together with its illustrations, provides as
under:

“The last of two inconsistent clauses prevails:- Where two clauses or
gifts in a Will are irreconcilable, so that they cannot possibly stand
together, the last shall prevail.

Illustrations:

(i) The testator by the first clause of his Will leaves his estate of Ramnagar
to ‘A’ and by the last clause to his Will leaves it to ‘B’ and not to ‘A’.
‘B’ will have it.

(ii) If a man at the commencement of his Will gives his house to A, and at the
close of it directs that his house shall be sold and the proceeds invested for

benefit of B, the latter disposition will prevail.

6. It may, however, be pointed out that this rule of interpretation
can be invoked only if different clauses cannot be reconciled. (See:
RAMESHWAR BAKHSH SINGH VS. BALRAJ KUAR (AIR 1935 Privy Council 187 = 1935
All. LJ 1133).”

19. In TAGORE VS. TAGORE (1874(1) IA 307 18 WR 359 (PC)) the
devise was to A for life, remainder to his eldest son for life, then to the
eldest son of the eldest son for life and so on. It was held that it could
not be given effect in full, as the remaining provisions were unknown to Hindu
Law and were bad. The life interest to A was upheld.

20. In G. NARAYANAN VS. R.N. RAJAGOPALAN (AIR 1987 Madras
75 = 100 LW 25) the testator bequeathed the property which was the subject
matter of the dispute, in favour of his grandson, one G, the legatee and his
heirs, to be enjoyed by them from generation to generation without any power
of alienation with a direction that they should feed brahmins on a particular
day. Two sons were born in 1945 and 1947. There was alienation and partition
of suit properties in 1950. Sons of G filed a suit for declaration that their
father G was entitled to a life estate and the various alienations would not
hold good beyond the lifetime of G. It was held by the learned Judge that G,
who was alive at the testator’s death in 1928 was conferred only life estate,
which was valid and the subsequent life estates in favour of his sons void.
Creation of successive life interests is not permissible in law and therefore,
the sons of G took the remainder absolutely free from the restrictions imposed
on the nature of the estate. Having regard to the specific recitals contained
in the Will under scrutiny before him the learned Judge held that these could
not be successive life interests and what the remainder people took was an
absolute estate.

21. In ADMINISTRATOR OF MADRAS VS. MONEY (15 Madras 448) a
testator executed a Will bequeathing some properties to the legatees and added
that the same shall be inherited by any child or children. It was held that
this was in effect a gift to the legatees and their children as heirs. It was
a bequest to a person with the addition of words which describe a class of
persons but do not denote them as direct objects of a distinct and independent
gift and by operation of the principle of Section 97 of the Indian succession
Act, 1925 the legatee took the entire interest of the testator therein.

22. In AGNES HARRIET VS. MURRAY (AIR 1925 Oudh 24) and
DADABHAI VS. COWASJI (AIR 1923 Bombay 177) it was held that a bequest to
certain legatees and their children from generation to generation conferred
absolute interest on the legatees.

23. The guide to interpret the Will is the will itself and
the intentions of the testator/testatrix have to be gathered from the language
of the will by construing the Will as a whole and giving the relevant clauses
their plain grammatical meaning considered together. The language of one
instrument does not afford much assistance in the construction of another.
One must form an opinion about the construction of the Will apart from the
decided cases and then to see whether those decisions require any modification
of that opinion; not by considering how far the will in question resembles
other Wills upon which decisions have been given. The rule of construction
against avoidance of intestacy is not an absolute rule. The Court should not
embark on the task of construing a will with a preconceived notion that
intestacy must be avoided or vesting must not be postponed. Rules of
construction are rules designed to assist in ascertaining intention, and the
applicability of any such rules depends upon the habits of thought and mode of
expression prevalent among those to whose language they are applied. The
principles laid down in the Indian Succession Act are all of them based on
common sense, logic and a spirit of beneficient construction.

24. With the above principles in mind, on a proper reading of
the Will in the present case there can be absolutely no doubt that the first
defendant took the properties absolutely after the lifetime of Adhilakshmi
Ammal, wife of the testator. We should not forget that at the time the will
was executed, he was a minor aged 16 years and unmarried and the testator died
within two or three years thereafter. As rightly pointed out by the learned
Counsel for the appellant, the intention of the testator was to protect
Schedules 1 and 2 items and preserve them for the benefit of the then
unmarried minor the present first defendant. In short, he was to be the
ultimate beneficiary taking the properties absolutely. We have to give effect
to the intention of the testator. The children of the first defendant are not
denoted as direct objects of a distinct and independent gift in Ex.A-1. By
virtue of Section 97 of the Indian Succession Act, the first defendant must be
held entitled to the whole interest. The circumstances in the present case do
not show that such absolute ownership was not intended. The embargo on
alienation by the first defendant and his heirs in the later portion of the
will is wholly void.

25. The interpretation given by the lower Appellate Court is
clearly erroneous and cannot at all be sustained. When once the properties
are taken absolutely by the first defendant under the terms of the Will, there
is no question of there being any right in favour of the plaintiffs.

26. Consequently, the second appeal succeeds. The judgment
and the decree of the lower Appellate Court are set aside and those of the
trial Court restored. There will, however, be no order as to costs.

4-10-2002
Index: Yes
Internet: Yes

IGP

To

1. The First Additional District Judge,
Tirunelveli (with records).

2. The Principal Subordinate Judge,
Tirunelveli.

3. The Record Keeper,
V.R. Records,
High court,
Madras.