High Court Patna High Court

Smt. Sudha Devi vs Siv Prasad Bishwash @ Siv Pras on 28 April, 2011

Patna High Court
Smt. Sudha Devi vs Siv Prasad Bishwash @ Siv Pras on 28 April, 2011
Author: Mungeshwar Sahoo
                              FIRST APPEAL No. 174 OF 2001


      Against the judgment and preliminary decree dated 25.01.2001
      passed by Sri Lakshman Ram, Subordinate Judge 4th, Purnea in Title
      Suit No.192 of 1997.


      SMT. SUDHA DEVI                              .......... Plaintiff-Appellant
                                             Versus
      MOSTT. CHINTAMANI & ORS.                     ......... Defendants-Respondents



                                            ********


      For the Appellant      : Mr. Rabindra Nath Kanth, Advocate


      For the Respondent     : Mr. Sidheswari Prasad Singh, Sr. Advocate
                               Mr. Dhaneshwar Prasad Gupta, Advocate


Dated : 28th day of April, 2011

                                         PRESENT

                  THE HON'BLE MR. JUSTICE MUNGESHWAR SAHOO

                                       JUDGMENT

Mungeshwar The plaintiff has filed this First Appeal against the
Sahoo, J.

impugned judgment and decree dated 25.01.2001 passed by Sri

Lakshman Ram, the learned Subordinate Judge 4th, Purnea in title suit

no.192 of 1997 dismissing the plaintiff-appellant’s partition suit.

(2) The plaintiff-appellant, Smt. Sudha Devi filed the aforesaid

partition suit being title suit no.192 of 1997 claiming 1/6th share in

Schedule-A land of the plaint. She claimed 1/6th share alleging that
2

Sitaram Bishwash had three sons and three daughters namely Siv

Prasad Bishwash, the defendant no.1, Jagdish Prasad Bishwash who

died in 1993 leaving behind heirs defendant nos.6 to 10, Hari Prasad

Bishwash who died in 1986 leaving behind heirs defendant

nos.2,3,4,5,12 and 13, Sudha Devi, the plaintiff, Urmila Devi who died

in 1982 leaving behind her heirs defendant nos. 14 to 16 and Kamla

Devi, defendant no.17. Sitaram Bishwash died on 22.12.1974. His

widow, Fulkumari Devi died much before the death of Sitaram

Bishwash. All the sons of late Sitaram Bishwash separated themselves

in mess and worship only in the year 1955. The suit land is still joint

and the parties have got unity of title and possession. The plaintiff used

to come seasonally and receive her proportionate crops. Defendant

no.1 is the karta of the joint Hindu family. For last 5 years, the plaintiff

is not being given her proportionate share. Some lands situate at Mauja

Siyarkham comprised within khata nos.44 to 47, area 28.28 acres. Out

of the joint family fund, three brothers have purchased the lands of

Mauja Kohila comprised within khata no.42 measuring 16.55 acres

which is also joint family property and the parties are in joint

possession. Out of the joint family fund, late Hari Prasad Bishwash

purchased land of khata nos.62 and 90 in Mauja Balwa which is also

joint family property. In the month of December, 1996, the plaintiff

was given only 30 monds of crops instead of 150 monds which

compelled the plaintiff to demand for partition. The defendants refused

to partition the suit property. The plaintiff further alleged that her

father, Sitaram Bishwash owed Rs.20,000 to the plaintiff for last 20
3

years and in lieu of the said amount, her father had donated a small

chunk of land at Nayatola, Purnea for residential purpose through a

punchnama. This land is not the suit property which belongs to the

plaintiff exclusively. On these grounds, the plaintiff prayed for 1/6th

share in the suit property.

(3) On being noticed, the defendants appeared and filed a joint

written statement. Besides taking various legal pleas, their main

defence is that Jashodhar Bishwash, husband of Urmila Devi and

Poonam Devi, daughter of late Hari Prasad Bishwash have not been

made party in the suit and, therefore, the suit is bad for defect of

parties. They admitted that because of dispute in the family, Hari

Prasad Bishwash and Jagdish Prasad Bishwash separated from their

father in April, 1955 in mess only. The three brothers had got their

separate earning and income out of their separate milk business and

earning from other paddy, jute and crop business. Out of their personal

fund and earning, the three brothers acquired some of the suit lands in

their own names which are detailed in Schedule of the written

statement. Sitaram Bishwash gifted his property to the three brothers.

Therefore, the plaintiff has got no right, title and possession over the

properties which were acquired by the three brothers out of their own

income and over the lands of Sitaram Bishwash which was gifted by the

gift deeds to his sons separately. The defendants denied that out of

joint family fund, the land of Mauja Kohila measuring 16 acre 55

decimals was purchased. They also denied that out of joint family fund,

the land of Mauja Balwa was purchased. They also denied to have
4

given 30 monds of paddy to the plaintiff in December, 1996. Their case

is that the plaintiff has got no interest in the suit property and she has

no right to demand partition. The share demanded by the plaintiff is

wrong. They also denied the allegation of the plaintiff that her father

owed Rs.20,000 for last 20 years and in lieu of that, he donated small

chunk of land at Nayatola, Line Bazar, Purnea. They also stated that

the punchnama is forged and fabricated document.

(4) Denying all the allegations made by the plaintiff, the

defendants have given full facts regarding acquisition of the suit lands

mentioned in detail in Schedule-A of the plaint. According to the

defendants, Schedule-I of the written statement was acquired by Siv

Prasad Bishwash through registered deed of gift executed by the father

of Sitaram Bishwash on 05.09.1962. Since the date of gift, Siv Prasad

Bishwash came in exclusive possession over the gifted land and he i.e.

defendant no.1 sold 22 decimals of plot no.268, Mauja Kohila to Dharam

Chand Mandal and put him to possession. The said vendee has not been

made party in the suit and, therefore, the suit cannot proceed. The

plaintiff and defendant nos.2 to 17 have got no interest or possession

over the gifted land mentioned in Schedule-I of the written statement.

The defendant no.1 is the exclusive owner and is in possession thereof.

(5) Schedule-II of the written statement were the lands

acquired by defendant no.1 out of his personal income and fund and he

has also been mutated with respect to the said land and out of the said

land, he has sold some of the lands to Yogendra Bishwash and he is
5

coming in possession of the purchased land. The said purchaser is

necessary party but he has not been made party.

(6) Schedule-III of the written statement are the self-acquired

land of Hari Prasad Bishwash out of his own income and fund and out of

the said land, he has also sold some land to Hiralal Bishwash on

31.03.1975 and since after purchase, the vendee is in possession

thereof. He has also sold land by registered sale deed dated

17.06.1974 to Godai Bishwash out of the said self-acquired property

detailed in Schedule-III. He also sold 24 decimals on 17.06.1974 again

to Godai Bishwash and put him in possession. The remaining land is

coming in possession of Hari Prasad Bishwash and after his death, the

defendant nos.2 to 5 are coming in possession as exclusive owner.

(7) Schedule-IV land of the written statement was acquired by

Hari Prasad Bishwash by virtue of a registered gift deed executed by

Sitaram Bishwash, his father on 05.09.1962 and out of the said land, he

has also sold some lands to Sri Chhutahru Mahto and Sunder Mahto on

17.03.1990 and to Anil Yadav and others on 11.05.1992. He has also

sold land on 17.03.1990 to Satyanarain Bishwash, on 28.11.1974 to

Domai Bishwash and the remaining lands are coming in possession of

the defendant nos.2 to 5. The others have got no interest in the said

property. The purchasers are not made party in the suit.

(8) Schedule-V lands of written statement was acquired by late

Hari Prasad Bishwash out of his own income and fund and the lands

mentioned in detail in lot nos.1 to 4 of Schedule-VI were jointly
6

acquired by defendant no.1, Siv Prasad Bishwash and Jagdish Prasad

Bishwash ancestors of defendant nos.6 to 10 in equal share from their

personal fund through 4 registered sale deeds dated 09.12.1967 and

28.02.1968 from Rabi Bishwash and others. After purchase, they were

in exclusive possession thereof and they also sold jointly to Yogendra

Prasad Bishwash some of the said acquired land. They also sold some

land to Saheblal Mahto on 21.12.1995. The vendees are in possession

of the purchased lands but they have not been made party in the suit.

They have also sold lot no.2 of the Schedule-VI of the written statement

by registered sale deeds dated 23.06.1997 to Bind Lal Mahaldar. They

have also sold some land of lot no.2 of Schedule-VI of written statement

on 09.12.1967. The others have got no title, interest and possession

over the said lands.

(9) The further defence is that out of the said Schedule-VI of

the written statement land, the defendant no.1 and defendant nos.5 to

10 have sold to other persons also on 22.12.1990 to Mohan Mahaldar,

10.12.1996 to Manik Chand Mahto. Therefore, the plaintiff has got no

title, interest and possession over the Schedule-VI lands. The

remaining lands are in possession of the acquired persons.

(10) So far Schedule-VII of the written statement is concerned,

the case is that the said land has been acquired by Jagdish Prasad

Bishwash through registered gift executed by Sitaram Bishwash on

05.09.1962. After gift, Jagdish Prasad Bishwash also sold some of the

gifted land by registered sale deeds dated 23.11.1990 to Manoj Thakur

and by registered sale deed dated 17.03.1990 and 10.06.1992 to Bind
7

Lal Bishwash and others. So far the land of Schedule-VII of written

statement is concerned, the others have got no right, title, interest and

possession. All the vendees have not been made party by the plaintiff.

(11) The further defence is that the lands described in

Schedule-VIII to XII of the written statement belong to Ramcharan

Bishwash father of Sitaram Bishwash which he had acquired and

remained in possession till death. Likewise, the lands mentioned in

detail in Schedule- XIII and XIV was also the land of Ramcharan

Bishwash who had purchased it in the name of Fulkumari Devi wife of

Sitaram Bishwash. The lands of Schedule-VIII to XIV of the written

statement are concerned, according to the defendants, the said lands

were amicably partitioned between the three brothers and the three

sisters. The three daughters of Sitaram Bishwash orally relinquished

their right, title and interest in lieu of cash and ornaments. The lands

mentioned in detail in Schedule-VIII to XIV are the ancestral lands. Siv

Prasad Bishwash, Jagdish Prasad Bishwash and Hari Prasad Bishwash

had sold 79 decimals by registered sale deed dated 17.03.1990 to

Mohan Malakar but he has not been made party. Therefore, the

defendants admitted that the lands mentioned in Schedule-VIII to XIV

are the ancestral land of Sitaram Bishwash but in the amicable oral

partition, the three daughters of Sitaram Bishwash including the plaintiff

relinquished their right, title and possession in favour of three sons of

Sitaram Bishwash. The defendants in the written statement have

pointed out various defects in the area, plot number and khata number.
8

(12) In view of the above pleadings of the parties, the learned

Court below framed the following issues:

I. Has the plaintiff got any cause of action for the suit?

II. Is the suit framed as maintainable?

III. Is the suit barred by law of limitation?

IV. Is the suit barred by adverse possession?

V. Is the property valued and the court fee paid there on sufficient?

VI. Is there any unity of title and possession between the plaintiff and
defendants with regard to the suit land?

VII. Is the plaintiff entitled to 1/6 share over the suit land described in
schedule-A of the plaint and movable described in schedule-B?

VIII. To what other relief or reliefs if any is the plaintiff entitled to?

(13) After trial, the learned Court below came to the conclusion

that the suit land has already been gifted by Sitaram Bishwash to his

three sons and their father has not left any dhurs of land so the plaintiff

cannot claim partition of 1/6th share. The three sons were separate

from their father since 1955 and thereafter, they started their separate

business and acquired the properties. The plaintiff is not entitled to

claim share in that property and dismissed the plaintiff’s suit.

(14) The learned counsel for the appellant submitted that there

are overwhelming evidences available on record which proves that the

properties were acquired by the three sons out of the income from joint

family property and, therefore, the properties acquired are joint family

property but the learned Court below has wrongly held that those

properties are self-acquired property of the three sons out of their
9

separate earning from business. The learned counsel further submitted

that the gift deeds were never acted upon and moreover, even if, the

finding of the learned Court below to the effect that some of the

properties are self-acquired property of the defendants and some of the

properties have been acquired through gift deed of the year 1962

executed by Sitaram Bishwash then also, the plaintiff is entitled for her

1/6th share in the ancestral property but the learned Court below has

not at all decided this question as to whether the plaintiff is entitled for

her 1/6th share in the ancestral property or not. All the properties are

standing in the name of Sitaram Bishwash and Fulkumari Devi and,

therefore, the plaintiff is entitled for 1/6th share. Admittedly, the

properties described in Schedule-VIII to XIV in the written statement

are ancestral property according to the defendants-respondents

themselves but the learned court below has not decreed the suit with

respect to those properties also on the ground that there had been

amicable family settlement without there being any evidence. The

plaintiff never relinquished her interest in the property. The admissions

and/or relinquishment if any, made by the other two sisters of the

plaintiff will not bind the plaintiff. On these grounds, the learned

counsel for the appellant submitted that the impugned judgment and

decree are liable to be set aside and the plaintiff’s suit for partition be

decreed to the extent of 1/6th share.

(15) On the other hand, Mr. Sidheshwari Prasad Singh, the

learned senior counsel appearing on behalf of the respondent submitted

that the simple suit for partition is not maintainable. There had already
10

been oral family settlement and the parties are coming in possession of

the properties according to the settlement and the defendants have also

sold many of the properties to different persons and those purchasers

have not been made party to the suit and, therefore, the simple suit for

partition in absence of the purchasers is not maintainable. The learned

counsel further submitted that the plaintiff has filed the suit clubbing all

the properties which belong exclusively to the defendants which they

either acquired through gift deed of the year 1962 or acquired out of

their own income from business and, therefore, suit suffers from

multifariousness of causes of action. The learned counsel further

submitted that the sale deeds have been executed by the defendants

more than three years prior to institution of the suit and no prayer for

setting aside the sale deeds have been made nor ad valorem Court fee

have been paid by the plaintiff and, therefore, the suit for partition was

not maintainable. The learned counsel further submitted that so far

ancestral property is concerned, in view of Section 6 of the Hindu

Succession Act, the plaintiff will have only 1/24th share as the plaintiff

being the daughter will be entitled to inherit from the property of her

father, Sitaram Bishwash only. Sitaram Bishwash died in the year 1974

and, therefore, on his death there shall be a notional partition to find

out the share of Sitaram Bishwash. In that partition, the three sons will

get 1/4th each and Sitaram Bishwash will also get 1/4th share. This 1/4th

share of Sitaram Bishwash will devolved on his three sons and three

daughters equally i.e. 1/6th of 1/4th = 1/24th share will go to the three

sons and three daughters. Accordingly, the plaintiff is entitled to only
11

1/24th share if it is held that the partition suit is maintainable and not

1/6th share. The learned counsel further submitted that the plaintiff has

intentionally not included the property given by Sitaram Bishwash to her

for residential purpose. The learned counsel further submitted that the

learned Court below has dealt with in great details with respect to all

the evidences and has rightly came to the conclusion that the plaintiff is

not entitled to any share in the suit property and, therefore, has rightly

dismissed the plaintiff’s suit. On these grounds, the learned counsel

submitted that the First Appeal is liable to be dismissed with cost.

(16) In view of the above rival contentions of the parties, the

points arise for consideration in this appeal is:

I. Whether the plaintiff has been able to prove unity of title and

possession over the suit property with the defendants?

II. Whether the plaintiff is entitled to 1/6th share or 1/24th share in the

suit property and whether the impugned judgment and decree are

sustainable in the eye of law?

(17) Both the points are interconnected and, therefore, both the

points are decided together. From perusal of the pleadings of the

parties, it appears that the parties have admitted the fact of separation

of three sons of Sitaram Bishwash from their father in the year 1955.

The plaintiff further pleaded at paragraph 10 of the plaint that the three

brothers purchased land of Mauja Kohila measuring 16.55 acres out of

the joint family fund and likewise, late Hari Prasad Bishwash had

purchased the land of Mauja Balwa out of joint family fund. Those
12

properties are also joint property and the parties are in joint possession

thereof which have also been included in Schedule-A of the plaint. In

the written statement, it has been specifically pleaded that after

separation in the month of 1955, the three brothers of the plaintiff were

doing their separate business and out of their own income, they

purchased jointly in their names and also separately in individual

names. In the written statement, the defendants have given 14

Schedules. It has been specifically pleaded that Schedule-I, IV and VII

of the written statement are the properties acquired by the three

brothers through the gift deed executed by Sitaram Bishwash on

05.09.1962 in favour of the three sons separately vide paragraph 27,33

and 47 of the written statement. Likewise, in the written statement, it

has been pleaded that the properties mentioned in detail in Schedule-II,

III, V and VI of the written statement have been acquired by the three

brothers out of their own personal income vide paragraph 28,30,38 and

39 of the written statement. It has further been pleaded specifically

that out of the said properties acquired through gift and acquired out of

their personal income i.e. self-acquired properties mentioned in detail in

Schedule-I to VII of the written statement, the defendants have

transferred many of the properties to different purchasers right from the

year 1974 to 1997-98. Likewise, in the written statement according to

the defendants, the properties mentioned in detail in Schedule-VIII to

XIV are the ancestral property acquired by Ramcharan Bishwash but the

said property was orally partitioned between the three brothers after

the death of their father and the three daughters relinquished their
13

interest in the said property in favour of the brothers vide paragraph 48

and 50 of the written statement.

(18) In view of the above pleading, it appears that according to

the plaintiff, total Schedule-A of the plaint property is the joint family

property whereas the defendants divided Schedule-A of the plaint into

three categories. The first category is that out of the property

mentioned in Schedule-A of the plaint, the properties which are gifted

by Sitaram Bishwash to three sons have been detailed in Schedule-I, IV

and VII. Likewise, the self-acquired properties have been detailed in

Schedule-II, III, V and VI of the written statement. The other

Schedules i.e. Schedule VIII to XIV of the written statement are

admitted to be the ancestral property.

(19) Now, let us examine the evidences by the parties with

respect to their respective claims. As stated above, it is admitted case

that the three brothers were separate in mess in the year 1955. The

defendants have produced sale deeds Exhibit-E/9, E/13 and E/15 which

are of the year 1959, 1967 and 1968 in the name of the brothers by

which the properties mentioned in Schedule III to VI of the written

statements were acquired by the three brothers. P.W.7 is the plaintiff

herself who has been examined on commission on 25.07.1999. She has

stated that when father was alive, all the brothers and sisters were joint

and the landed properties were also joint. There are 500 to 600 Bighas

of land in the joint family. She has denied that the brothers have given

any money or ornaments and that the sisters have relinquished their

interest in favour of the brothers. She has also denied about self-
14

acquisition by the brothers. However, in the cross-examination, she has

stated that she cannot say how the lands have been acquired. She is

also unable to say about the acquisition of the suit land. On the

contrary, D.W.15,16 and 24 examined on behalf of the defendants have

stated that the properties have been purchased by the defendants i.e.

three sons of Sitaram Bishwash after separation out of their income

from separate business. D.W.1, Sheela Devi wife of Hari Prasad who

was also examined on commission has stated that the three sons of

Sitaram Bishwash were separate during the life time of their father. The

father executed gift deeds in favour of the three sons with respect to his

entire lands. The sons of Sitaram Bishwash had separate business and

separate income and out of that separate income, they purchased the

land in their names. Likewise, the defendant witness, Pramila Devi who

was also examined on commission has stated the same thing about

acquisition through gift deed and acquisition of the properties out of

income from separate business. D.W.18,23,25 and 34 are on the point

of separate purchase of land out of personal income by the three sons

of Sitaram Bishwash. D.W.9 and 12 have stated that Sitaram Bishwash

had executed gift deeds in favour of his three sons. The three sons had

separate income from their separate business and they purchased the

lands out of their separate income in their names. Likewise, the D.W.

27,29,31,37,40 and 41 have also stated the same thing.

(20) In view of the above fact, the pleading of the plaintiff to

the effect that the defendants have acquired some property as stated

above in their own names out of the joint family fund is not supported
15

by any evidence either oral or documentary. Except this pleading, there

is nothing on record to come to the conclusion that the properties were

acquired out of the joint family fund. When it is a case of the parties

that the three sons of Sitaram Bishwash separated themselves from

their father and they started living separately then there was no

question of joint family fund arises. Moreover, we have seen the

evidence of the plaintiff herself who is unable to say that how the suit

properties have been acquired.

(21) Further, according to the defendants, the properties which

were gifted by Sitaram Bishwash to the three sons in the year 1962 and

the properties which they acquired out of their own income have been

sold by them to different persons right from 1974 onwards and they put

the purchasers in possession thereof. The defendants have produced

Exhibit-E, E/1 to E/8, E/16 to E/21 which are registered sale deeds

executed by Siv Prasad Bishwash, Hari Prasad Bishwash, Sheela Devi

wife of Hari Prasad Bishwash and Pramila Devi wife of Jagdish Prasad

Bishwash out of khata no.42,53 and 56 Mauja Kohila and khata no.62 of

Mauja Balwa. From these registered sale deeds, it appears that the

defendants were exercising their independent right over the same.

Because it is admitted case that the sons were separate in 1955, there

was no question of joint family fund or joint family. It may be

mentioned here that the plaintiff has not added any of the purchasers in

the suit as defendants. Admittedly, the sale deeds are registered sale

deeds and, therefore, there is presumption that everybody had the

notice of transfer of the lands. In such view of the matter, the plaintiff
16

cannot claim share in those properties in simple suit for partition

without praying for setting aside the sale deeds.

(22) The learned counsel for the appellant submitted that the

learned Court below has wrongly held that Sitaram Bishwash had gifted

the entire property to his three sons because the gift deeds covers only

31.40 acres. It may be mentioned here that so far this submission is

concerned, the plaintiff has not specified in the pleading as to which

part of the Schedule-A property was self-acquired property of Sitaram

Bishwash and which property was the ancestral property. According to

the defendants, Sitaram Bishwash had gifted his entire property to his

three sons. The said properties have been mentioned in detail in

Schedule-I, IV and VII of the written statement. After gift, the

defendants are also selling independently to different persons.

Therefore, whatever property held and possessed by Sitaram Bishwash

has been gifted to his three sons. So far this fact is concerned, there is

no denial in the evidence of the plaintiff also. The gift deeds are of the

year 1962. The plaintiff has not challenged these gift deeds.

(23) In view of my above discussion, in my opinion, the plaintiff

cannot be allowed to challenge the gift deeds now by submitting that

those gift deeds were never acted upon. As stated above, the

defendants after accepting the gift deeds have also sold some of the

properties as detailed in the written statement. This fact is not denied

in the evidence by the plaintiff. Accordingly, I find that the plaintiff has

got no unity of title and possession over the property acquired by the
17

three sons of Sitaram Bishwash through the gift deeds of the year 1962

executed by Sitaram Bishwash regarding his entire property.

(24) The learned counsel for the appellant next submitted that

since the property in suit mentioned in Schedule-A of the plaint are

recorded in the name of Sitaram Bishwash and Fulkumari Devi, the

properties are not the ancestral property of Sitaram Bishwash rather

Sitaram Bishwash was the exclusive owner of the property. So far this

submission is concerned, it is not the case of the plaintiff either in the

plaint or in the evidence. On the contrary, the specific case of the

defendant is that the father Sitaram Bishwash gifted entire property.

Some properties have been acquired by the defendants after their

separation in the year 1955 and the ancestral properties which were

inherited by Sitaram Bishwash have been detailed in Schedule-VIII to

XIV of the written statement. So far this part of the pleading of the

defendant regarding ancestral property is concerned, there is no denial

in the evidence by the plaintiff. In other words, it can safely be said

that the properties mentioned in Schedule-VIII to XIV of the written

statement which are part of the Schedule-A of the plaint are only the

ancestral property.

(25) As stated above, the plaintiff’s case is that the brothers

separated in 1955 and, therefore, the plaintiff was getting proportionate

crops in lieu of her share. This indicates that the produce from the land

were being divided between the tenants in common and, therefore,

there is no question of any joint family fund arises. As stated above,

except this pleading that there was joint family fund, there is no
18

evidence either oral or documentary in support of the said fact. I,

therefore, find that there was no joint family fund because the crops

were being divided between the parties. The defendant witnesses have

deposed to the effect that the three sons of Sitaram Bishwash had

separate business and income. Considering these aspects of the matter

and the evidences available on record to the effect that the defendants

had separate business and income and they purchased the suit property

in their own name and are dealing the same by transferring to different

purchasers, I find that the properties mentioned in detail in Schedule-II,

III, V and VI of the written statement are self-acquired properties of the

defendants. The plaintiffs failed to prove that those properties are the

joint family property and that she is in joint possession over the same.

Therefore, the finding of the Court below regarding the gifted property

and self-acquired property are hereby confirmed. Accordingly, it is held

that the plaintiff has got no unity of title and possession over the

properties mentioned in detail in Schedule-I to VII of the written

statement and, therefore, she is not entitled to any share.

(26) In the written statement, the defendants have however

admitted the fact that the properties mentioned in detail in Schedule-

VIII to XIV are the ancestral property. With respect to this ancestral

property, it is mentioned that there had been oral partition between the

three sons and three daughters of Sitaram Bishwash and all the three

daughters orally relinquished their interests in favour of the three

brothers. However, this fact has been denied by the plaintiff herself in

her evidence that she never relinquished her share. The learned
19

counsel for the respondent submitted that all the defendants have filed

joint written statement including the two other sisters of the plaintiff

and, therefore, the defendant’s case is fully supported that there had

been oral settlement and the two daughters of Sitaram Bishwash

conceded to this fact by joining in the written statement. So far this

submission is concerned, it may be mentioned here that the admission

or relinquishment of the other two sisters will never bind the plaintiff.

The learned counsel next submitted that after separation and partition,

the defendants have been mutated which clearly supports the case of

the defendants. So far this submission is concerned also, I find no force

because the mutation or granting of rent receipts are not the documents

of title and moreover, it is not denied that the plaintiff is not the

daughters of Sitaram Bishwash or that she has no interest in the suit

property. According to the defendants, she relinquished in favour of the

brothers. When the plaintiff herself is deposing before the Court that

she never relinquished and further the suit has been filed for partition,

there can be no presumption that there had been an oral partition

between the parties and the plaintiff also relinquished her interest.

Except this pleading and evidence of one witness that the plaintiffs and

other two daughters relinquished their interest, there is nothing on

record. The learned counsel for the respondent next submitted that

since more than 23 years after the death of father, the suit has been

filed by the plaintiff and, therefore, she is estopped to claim partition

and she is not in possession in the suit property. Unless she proves that

she is in possession of the suit property, she cannot claim partition. So
20

far this submission of the learned counsel is concerned, I find no force

because possession of one co-sharer is possession of the other co-

sharer. As stated above, it is admitted fact that the plaintiff is daughter

of Sitaram Bishwash. She has got interest in the properties of her

father. There is no pleading that she was ousted and also there is no

evidence that since when she was ousted from the suit property. There

is no pleading and evidence regarding adverse possession also.

Therefore, on the ground that the plaintiff did not take any step for

getting her name mutated or getting rent receipt, her title cannot be

extinguished. Likewise, merely the defendants have been mutated with

respect to the suit property, it cannot be held that they are the

exclusive owner or that the title of plaintiff has been extinguished. It is

well settled principle of law that the mutation papers or granting of rent

receipts or the revenue records neither create title in favour of anyone

nor extinguish title of any person. The plaintiff cannot be denied her

legal claim unless the defendant proves that she has been ousted and

thereby the defendants prescribed their title by adverse possession.

(27) The learned counsel for the appellant submitted that since

the properties are recorded in the name of Sitaram Bishwash or

Fulkumari Devi which is evident from Exhibit-2 series the plaintiff will

be entitled to 1/6th share in the property. So far this submission is

concerned, it may be mentioned here that no such case is made out by

the plaintiff in the plaint and in the evidence also. As stated above, she

is unable to say how these properties have been acquired. It is

admitted case that father of Sitaram Bishwash died prior to survey and,
21

therefore, it is quite natural that the ancestral properties were also

recorded in the name of Sitaram Bishwash. On the contrary, the

defendants have specifically pleaded that the properties detailed in

Schedule-VIII to XIV are the ancestral property which belonged to

father of Sitaram Bishwash. In such circumstances, in my opinion, the

plaintiff will not be entitled to 1/6th share rather she will only be entitled

to 1/6th share in the share of her father, Sitaram Bishwash i.e. 1/24th

share out of the Schedule-VIII to XIV of the written statement. From

perusal of the impugned judgment, it appears that learned Court below

has not at all considered these aspects of the matter. The learned Court

below has decided the question regarding the lands covered by gift

deeds and the lands which have been acquired by defendants out of

their own income. The learned Court below has not at all dealt with

regard to the ancestral property.

(28) In A.I.R. 1978 Supreme Court 1239(Gurupad

Khandappa Magdum v. Hirabai Khandappa Magdum and others),

the Apex Court held that “in order to ascertain the share of heirs in

the property of a deceased coparcener it is necessary in the very

nature of things, and as the very first step, to ascertain the

share of the deceased in the coparcenary property. For, by

doing that alone can one determine the extent of the claimant’s

share. Explanation 1 to S.6 resorts to the simple expedient,

undoubtedly fictional, that the interest of a Hindu Mitakshara

coparcener “shall be deemed to be” the share in the property

that would have been allotted to him if a partition of that
22

property had taken place immediately before his death. What is

therefore required to be assumed is that a partition had in fact

taken place between the deceased and his coparceners

immediately before his death. That assumption, once made, is

irrevocable.”

(29) In view of the settled principle of law as laid down by the

Apex Court, I find that the plaintiff is entitled only to the extent of

1/24th share in the ancestral property mentioned in the written

statement of Schedule-VIII to XIV. If any property has been sold by

any party, the same may be allotted in the share of the vendor as there

is no evidence of partition of the joint family property. Only as stated

above, D.W.40 has stated that there had been oral partition. Except

this bald statement, there is no evidence of partition. We have seen

that the plaintiff has not been given any share and she is denying to

have relinquished her interest. In such circumstances, the defendant’s

case of oral partition is not reliable and acceptable. I, therefore, find

that the plaintiff has been able to prove that there is unity of title and

possession, so far ancestral property is concerned.

(30) In view of my above findings, the finding of the learned

Court below with regard to Schedule-I to VII of the written statement is

hereby confirmed and it is held that the plaintiff is not entitled to any

share in those properties as those properties are either acquired

through gift or the properties are self-acquired properties of the

defendants. I further find that the plaintiff is entitled to only 1/24th
23

share in the property mentioned in Schedule-VIII to XIV of the written

statement.

(31) In the result, this First Appeal is allowed in part. The

impugned judgment and decrees are modified and the plaintiff’s suit is

decreed to the extent of her 1/24th share out of the suit property, the

details of which has been mentioned in Schedule-VIII to XIV of the

written statement. In the facts and circumstances of the case, the

parties shall bear their own costs.

(Mungeshwar Sahoo, J.)

Patna High Court, Patna
The 28th April, 2011
Saurabh/A.F.R.