High Court Kerala High Court

V.J.George vs V.V.George on 9 April, 2010

Kerala High Court
V.J.George vs V.V.George on 9 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 339 of 2001()



1. V.J.GEORGE
                      ...  Petitioner

                        Vs

1. V.V.GEORGE
                       ...       Respondent

                For Petitioner  :SRI.S.V.BALAKRISHNA IYER (SR.)

                For Respondent  :SRI.T.KRISHNAN UNNI (SR.)

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :09/04/2010

 O R D E R
                                                     "C.R."

             THOMAS P.JOSEPH, J.
        =================================
            S.A. Nos.339 & 429 of 2001
        =================================
        Dated this the 9th day of April, 2010


                    J U D G M E N T

The substantial questions of law framed for a decision are:

i. On a true construction of Ext.B2,

was not the suit property and other items

included in Annexures I to III thereof thrown

into the firm by the retiring partners with an

intention to henceforth treat the same as

property of the partnership as newly

constituted and in view of Section 14 of the

Indian Partnership Act (for short, “the Act”) is

the said document compulsorily registerable

under the Indian Registration Act (for short,

“the Registration Act”)?

ii. Is not a mere intention to treat

individual properties as partnership properties

sufficient to treat such properties as having

been transferred to the partnership firm and is

it legally necessary to execute any formal

conveyance?


S.A. Nos.339 & 429 of 2001
                                    -: 2 :-




                      iii. Are not     the covenants in

              Ext.B2 to execute conveyances, powers of

attorney or to subscribe signatures by the

retiring partners at some future point of

time as and when called upon to do so by

the continuing partners by way of

abundans cautela non nocet, so as to

ensure utilization of individual properties

of the outgoing partners for purposes of

the business of the firm, represented by

the continuing partners?

2. M/s.V.O.Vakkan & Sons (for short, “the firm”) is a

registered partnership firm which was engaged in the business

of manufacturing, buying, selling and exporting coir, coir fibre,

coir products, etc. While so as per Ext.B2, unregistered deed

dated 08.09.1967 three of its partners – M/s.V.V.Antony,

V.V.George and V.V.Job retired from the partnership with effect

from that day and while making arrangements regarding

liability of the retiring partners, made certain arrangements

with respect to a few items of immovable properties (referred to

in Annexures I to III of Ext.B2) which belonged to the retiring

partners. In accordance with that arrangement the said

S.A. Nos.339 & 429 of 2001
-: 3 :-

properties were put in the possession of M/s.V.V.Joseph and

V.J.George who continued as partners of the said firm. The said

V.V.Joseph and V.J.George were authorised to deal with the said

properties and if necessary encumber the same provided, no

personal liability was created on the retiring partners.

Accordingly, the said properties were subjected to an equitable

mortgage in favour of the Syndicate Bank, Alappuzha (for short,

“the Bank”) on 16.10.1968 for a loan availed by the firm. The

Bank filed O.S.No.120 of 1972 in the Sub Court, Kochi against

the firm, its then partners, M/s.V.V.Antony, V.V.George, V.V.Job

and others for realisation of money by sale of the mortgaged

properties. The Bank obtained a decree in its favour. In the

course of execution of that decree the executing court

permitted Shri V.V.Joseph to effect private sale of the said

properties and liquidate the decree debt. Certain items of the

said properties were sold and liability of the Bank was

discharged. Shri V.V.Joseph and V.V.George applied to the

executing court to direct the Bank to deliver to them Ext.B2 and

the title deeds relating to the immovable properties subjected to

the equitable mortgage. There were counter claims also for

custody of the title deeds. The executing court as per order

S.A. Nos.339 & 429 of 2001
-: 4 :-

dated 17.06.1989 directed that the title deeds and Ext.B2 be

delivered to the firm and its partners, Shri V.V. Joseph and V.J.

George making it clear that dispute regarding title to the

properties shall be decided in appropriate proceeding. On

08.05.1992 Shri V.V. Joseph filed O.S. No.120 of 1992 in the

vacation court (District Court, Ernakulam to be filed in the Sub

Court, Kochi) against Shri V.V. George (one of the partners who

retired from the firm as per Ext.B2 dated 08.09.1962) seeking a

decree for prohibitory injunction against alienation of the suit

property (which is included in Annexures I to III of Ext.B2),

inducting strangers or disturbing peaceful enjoyment of the said

property claiming title and possession of the said property.

Shri V.V.George filed O.S. No.282 of 1992 in the Sub Court,

Kochi against Shri V.V. Joseph, V.J George and others for

recovery of possession of the said property and for mandatory

injunction on the strength of title claimed by him. Both the suits

were tried jointly. Trial court allowed O.S. No.282 of 1992 while

O.S. No.120 of 1992 ended in dismissal. Trial court took the

view that title to the suit property remained with Shri V.V.

George as Ext.B2, dated 08.09.1967 involved only an agreement

to transfer the suit property in favour of Shri V.V.Joseph and Shri

S.A. Nos.339 & 429 of 2001
-: 5 :-

V.J. George and that plea of Shri V.V. Joseph and others that they

are entitled to protect their possession under Section 53A of the

Transfer of Property Act (for short, “the TP Act”) and at any rate

perfected title by adverse possession and law of limitation

cannot be sustained. Shri V.V.Joseph and others took up the

matter in appeal. In the meantime Shri V.V. Joseph expired and

his legal heirs were impleaded. First appellate court observed

that Ext.B2 cannot convey title over immovable properties

without obtaining a formal sale deed, hence Shri V.V. Joseph

could not become absolute owner of the suit property, and

confirmed other findings, judgment and decree of the trial court.

Hence these appeals.

3. Shri S.V. Balakrishnan Iyer, learned Senior Advocate

appearing for appellants argued that finding of the courts below

that Ext.B2 did not confer title of the suit property in favour of

the late V.V.Joseph is not sustainable in law or on facts.

According to the learned Senior Advocate it is a case where the

suit property was brought into the partnership at a time when

Shri V.V. George (referred to hereinafter as the respondent) and

the two others continued to be its partner and hence it became

S.A. Nos.339 & 429 of 2001
-: 6 :-

property of partnership as understood in Sec.14 of the Act.

Learned Senior Advocate would contend that when property,

moveable or immovable is brought into the common stock of

the partnership and converted as its property, it did not

require registration under the Registration Act. Learned Senior

Advocate, Shri T.Krishnanunni appearing for respondent would

contend that Ext.B2 only created an agreement for sale of the

suit property in favour of the late V.V. Joseph and Shri V.J.

George (appellant No.1) in their individual capacity and not

even as partners of the firm. According to the learned Senior

Advocate Ext.B2 cannot be taken as a conveyance of the suit

property in favour of said V.V. Joseph and V.J. George. Any rate,

even if it is assumed that Ext.B2 is a conveyance in favour of

the said persons so far the property is not brought into the

common stock of the partnership consisting of respondent

also question of treating the said property as partnership

property under Sec.14 of the Act did not arise and hence since

Ext.B2 is not registered as required under the Registration Act it

cannot affect right, title and interest of respondent in the suit

property.

S.A. Nos.339 & 429 of 2001
-: 7 :-

4. Section 14 of the Act reads,

“The property of the firm.-Subject

to contract between the partners, the

property of the firm includes all property

and rights and interests in property

originally brought into the stock of the firm,

or acquired, by purchase or otherwise, by

or for the firm, or for the purposes and in

the course of business of the firm, and

includes also the goodwill of the business.

Unless the contrary intention

appears, property and rights and interests

in property acquired with money belonging

to the firm are deemed to have been

acquired for the firm.”

Lindley on “The Law of Partnership”, 14th Edition at page 444

states as under:

“The expressions partnership

property, partnership stock, partnership

assets, joint stock, and joint estate, are

used indiscriminately to denote everything

to which the firm, or in the other words all

S.A. Nos.339 & 429 of 2001
-: 8 :-

the partners composing it, can be

considered to be entitled as such. The

qualification “as such” is important; for

persons may be entitled jointly or in

common to property, and the same persons

may be partners, and yet that property may

not be partnership property; e.g. if several

persons are partners in trade, and land is

devised or a legacy is bequeathed to them

jointly or in common, it will not necessarily

become partnership property and form part

of the common stock in which they are

interested as partners. Whether it does so

or does not, depends upon circumstances

which will be examined hereafter.”

At page 445 it is stated,

“it is competent for partners by

agreement amongst themselves to convert

what is the joint property of all into the

separate property of some one or more of

them and, vice versa. It is also stated that

whatever at the commencement of a

partnership is thrown into the common stock

and whatever has from time to time during

S.A. Nos.339 & 429 of 2001
-: 9 :-

the continuance of the partnership been

added thereto or obtained by means thereof

can be treated as partnership property.




At page 457 it is stated,



                      "It is competent for partners by

              agreement      amongst       themselves  to

              convert     that  which    was  partnership

              property into the separate property of an

individual, or vice versa. And the nature of

the property may be thus altered by any

agreement to that effect; for neither a

deed nor (save where the property consists

of land) even writing is absolutely

necessary. Thus where an asset the title

to which is vested solely in one partner is

shown in the balance-sheet as an asset of

the partnership, this would be evidence to

show an agreement to treat that asset as

partnership property. However, so long as

an agreement is dependent upon the

unperformed condition, the ownership of

the property will remain unchanged.”

At page 458 the Author states,

S.A. Nos.339 & 429 of 2001
-: 10 :-

“conversion of joint property into

separate property or vice versa most

frequently takes place when a firm and one

of its partners carry on distinct trades; or

when a change occurs in a firm either by

retirement of some or one of its members

or by introduction of a new partner”.

5. Halsbury’s “Laws of India” (Volume 4) at page 214

states,

“the property of the firm, subject to

contract between the partners, includes all

property and rights and interests in the

property originally brought into the stock of

the firm, or acquired by purchase or

otherwise, by or for the firm or for the

purpose and in the course of the business

of the firm and includes also the goodwill of

the business. Partners may convert that

which was partnership property into the

separate property of an individual partner

or vice versa by agreement, express or

implied”.

S.A. Nos.339 & 429 of 2001
-: 11 :-

S.T.Desai’s “The Law of Partnership in India” (7th Edition)at page

123 states,

“that the expression property of the

firm also referred to as partnership

property, partnership assets, joint stock,

common stock or joint estate denotes all

property rights and interests to which the

firm, i.e. all the partners as such, may be

said to be entitled and that Section 14

furnishes a useful guide in determining and

what is and what is not property of the firm

but, the question must ultimately depend

on the real intention and agreement of the

partners”.

At page 124 the Author states,

“the general rule stated in the Section

(Section 14) is applicable subject to

contract between the partners. It is open to

the partners to agree themselves as to

what is to be treated as the property of the

firm and what is to be the separate

property of one or more of the partners.

S.A. Nos.339 & 429 of 2001
-: 12 :-

Such an agreement need not be express

but may be implied from the facts and

circumstances of the case”.




At page 125 it is stated,



                      "the whole concept of partnership is

              to embark upon a joint venture and for that

              purpose to bring in as      capital money or

              even       property   including    immovable

              property.    Once that is done whatever is

              brought in would cease to be the exclusive

property of the person who brought it in. It

would be the trading asset of the

partnership in which all the partners would

have interest”.

6. The Property of the partnership includes all

property, rights and interests in property originally brought into

the stock of the partnership or acquired by purchase or

otherwise by or for the partnership or for its purposes in the

course of its business. When a partner brings in his personal

asset into the partnership as his contribution to the capital, an

asset which till then was subject to the absolute ownership of

that partner becomes subject to the rights of all the partners in

S.A. Nos.339 & 429 of 2001
-: 13 :-

the firm to share the profits of that asset and at the time of

winding up of the partnership to sell the asset and claim share in

the resultant asset if any (See Sujan Suresh Sawant v.

Kamalakant Shantaram Desa, AIR 2004 Bombay 446).

Partners may convert which was property of the partnership,

moveable or immovable into separate property of the individual

partner or property of the individual partners into property of the

firm by agreement which may be express or implied. What is

relevant is the intention of the partners. For such conversion

no document, registered or otherwise is necessary. There must

be some evidence to prove that intention. Such intention may

even be proved by a course of conduct, for eg., by entries in the

partnership books. The term ‘partnership property’ is generally

used to denote everything to which the firm, i.e., all the partners

qua the partners can be considered to be entitled. The partners

may be entitled jointly or in common to some property, and the

same persons may happen to be partners, yet the property may

not be partnership property. In Morris v. Barret (1829) 148

E.R. 1228) it is stated that a legacy may be made in favour of

persons who are partners in a business, those persons are jointly

entitled to the legacy but the legacy will not on that account

S.A. Nos.339 & 429 of 2001
-: 14 :-

become partnership property. There should be some evidence of

an intention to treat the property as part of the capital of the

business. In Exparte Ruffin (See Vesey’s report, Vol. VI. Page

119) in June 1797, Thomas Cooper took James Cooper into the

partnership. It was dissolved on November 3rd, 1798. Thomas

Cooper assigned the buildings, premises, stock in trade, debts

and effects to James Cooper. Lord Chancellor was of the opinion

that joint creditors had no equity attaching upon partnership

effects remaining in specie (The Nagpur High Court in

Jamnadas v. Ramadtar and Others, AIR 1922 Nagpur

70 has also taken the view that any disposition of the

(partnership) property by agreement of partners is effective

unless made with a view to defraud the creditors). In Exparte

John Owen – In Re John Bowers (See De Gex And Smale’s

(Vol.IV) 1850-51 at Page 351) a sole trader, possessed of stock

in trade and household furniture took two partners without any

agreement that they were to participate in the profits of the

concern. They brought in no capital and paid no premium. No

deed or agreement was also executed. The firm became

bankrupt. Question arose whether the properties were of the

partnership. The Vice Chancellor held that the just inference is

S.A. Nos.339 & 429 of 2001
-: 15 :-

that there was an agreement between the three, express or

implied that all the stock in trade should become property of the

three. In Pilling v. Pilling (See De Gex Jones and Smith’s

Reports, Page 162) a father took his two sons into partnership

under articles by which it was agreed that the business should

be carried on with the father’s capital which should remain his

and that yearly stock taking should be made. The partnership

lasted for ten years. It was held that the mode of keeping the

accounts and division of profits according to it evidenced a new

agreement between the parties and that the account must be

taken on that footing and not on the footing of the articles. The

properties were treated as property of the partnership. But

property belonging to a partner as his personal property in the

absence of any agreement does not ipso facto become property

of the partnership for the mere reason that it was used for

business of the partnership (See Firm Ram Sahay v.

Bishwanath, AIR 1963 Patna 221, Sudhansu v.

Manindra Nath, AIR 1965 Patna 144 and Sujan Suresh

Sawant v. Kamalakant Shantaram Desa, supra). The Act

does not prescribe any particular mode by which property

S.A. Nos.339 & 429 of 2001
-: 16 :-

whether moveable or immovable is to be brought into the

common stock of the partnership. As soon as the partners

intend that their individual property should become property of

the partnership and that property is treated as property of the

partnership, then, by virtue of Sec.14 of the Act it becomes

property of the partnership. Conversion takes place by

operation of law under Sec.14 of the Act once the intention is

expressed and the property is treated as such. The same view is

taken in Sahaya Nidhi (Virudha Nagar Ltd. v.

Subramania Nadar, AIR 1951 Madras 209 and L.J.J.

Rebello v. Chief Controlling Revenue Authority in

Mysore, AIR 1971 Mysore 318. The Supreme Court in Sunil

v. I.T. Commr, Ahmedabad (AIR 1986 SC 368) has

stated that there is no ‘transfer’ in the general sense of that

item when a partner brings his personal asset into the firm as his

contribution to its capital (i.e., to the common stock). When a

partner brings in his personal asset into the capital of the

partnership firm as his contribution to the partnership he

reduces his exclusive rights in the asset to shared rights in it

with the other partners of the firm. While he does not lose his

S.A. Nos.339 & 429 of 2001
-: 17 :-

rights in the asset altogether what he enjoys is an abridged right

which cannot be identified with the fullness of the right which he

enjoyed in the asset before it was brought into the partnership.

What was the exclusive interest of a partner in his personal asset

is, upon its introduction into the partnership firm as his share to

the partnership capital transformed into a shared interest with

the other partners in that asset.

7. Even when conversion of individual immovable

property of the partner into property of the partnership is made

as per a written instrument, it does not require registration

compulsorily. A deed of release of his share in the partnership

by a partner even though the partnership owns immovable

property is not required to be registered as an instrument under

Sec.17(1)(b) of the Registration Act. That is because even

though a partner may be a co-owner of partnership property, he

has no right to ask for a share in that property, but only that the

partnership business be wound up including sale of the

immovable property and to ask for his share in the resultant

assets. That interest of a partner in the partnership assets, of

moveable or immovable property is not a right, title or interest in

S.A. Nos.339 & 429 of 2001
-: 18 :-

immovable property within the meaning of Sec.17(1)(b) of the

Registration Act. The Madras High Court took that view in

Venkataram v. Subba Rao, (1949) 49 Madras 738 which

has been approved by the Supreme Court in Narayanappa

v. Bhaskara Krishnappa, AIR 1966 SC 1300. The

Supreme Court in Commissioner of Income-tax, West

Bengal, Calcutta v. Juggilal Kamalapat, AIR 1967 SC

401 held that when partners relinquished their individual

interest in moveable or immovable assets of partnership in

favour of new partners by a deed of relinquishment it did not

require registration as an instrument under Sec.17(1)(b) of the

Registration Act. In Gangadhar Madhavrao Bidwal v.

Hanmantrao Vyankatrao Mungale (1995) 3 SCC 205)

there was an unregistered deed of dissolution of partnership

which indicated that land was in joint ownership of both the

partners. On facts it was held that property at the time of

dissolution of partnership was partnership property and hence

the deed of dissolution was not required to be registered and the

recital in the document is admissible in evidence even in the

absence of registration.

S.A. Nos.339 & 429 of 2001
-: 19 :-

8. It is within the power of partners to bring their

individual property, moveable or immovable into the partnership

and convert it into the common stock either at the time of

formation of the partnership or during the continuance of that

partnership and for the said purpose it is not necessary that

there must be a written instrument. What is relevant is the

intention of partners which could be proved even by a course of

conduct. If the partners intended that property which hitherto

was individual property of the partners be brought into the

partnership as its asset so that individual right of partners qua

partners over the property is lost and it becomes shared rights of

the partners and the property is treated as such, then such

property becomes partnership property as understood in Sec.14

of the Act. Even if such conversion is made by a written

instrument it does not require compulsory registration as an

instrument under Sec.17(1)(b) of the Registration Act. When

some of the partners relinquish their interest qua partners in

moveable or immovable property of the partnership in favour of

the remaining partners also, a written instrument registered or

otherwise is not necessary, what is relevant being the intention

of the partners and that the property is treated as such proved

S.A. Nos.339 & 429 of 2001
-: 20 :-

by some evidence including a course of conduct.

9. Could such conversion happen at the time one or

more of the partners retire from the partnership? Lindley says

(See Page 458 of “The Law of Partnership”, 14th Edn.) that

conversion of joint property (of the firm) into separate property

(of the partners) or vice-versa most frequently takes place when

a firm and one of its partners carry on distinct trades; or when

a change occurs in a firm either by retirement of some or one

of its members or by introduction of a new partner. It is not the

requirement of Sec.14 of the Act that to become property of the

partnership it must have been brought into the common stock

at the time of its formation. That could happen during the

continuance of the partnership or when a change occurs in the

partnership by introduction of new partners or by the

retirement of some or one of its members. But as the

expression “partnership property” indicates when individual

property of the partner is brought into the partnership at the

eve of retirement of one or some of the partners, all the

partners (including those who retire and bring in the property)

qua partners should have the shared interest, i.e., shedding the

S.A. Nos.339 & 429 of 2001
-: 21 :-

individual interest which the retiring partner who owned the

property had till then, he should share common interest over

that property with other partners, a right to share the profits of

that property and to seek winding up of the partnership including

sale of the said property and demand a share in the resultant

asset. Relinquishment by the retiring partners in favour of the

continuing partners to attract operation of law under Sec.14 of

the Act and avoid necessity of registration as an instrument

under Sec.17(1)(b) of the Registration Act should be of their right

or interest in the asset of the partnership of which they have

only a right to share the profits or ask for winding up of the

partnership including sale of the property and ask for share in

the resultant asset. If on the other hand one or more of the

retiring partners convey their individual immovable property to

the partnership or the continuing partners in their individual

capacity, such conveyance cannot attract operation of law under

Sec.14 of the Act; it will be a conveyance of immovable property

which does not come under Sec.14 of the Act and would require

registration depending on value of the property under Sec17(1)

(b) of the Registration Act.

S.A. Nos.339 & 429 of 2001
-: 22 :-

10. The above being the legal position next question is

whether in this case the suit property which belonged to the

respondent was converted as partnership property and the right

of respondent qua partner was relinquished in favour of the late

V.V.Josesph (plaintiff in O.S. No.120 of 1992) and Shri V.J.George

(appellant No.1) who continued as partners of the firm as per

Ext.B2, unregistered deed dated 08.09.1967. Shri S.V.

Balakrishan Iyer, learned Senior Advocate appearing for the

appellants would contend that Ext.B2 is a composite deed as

per which respondent and two other partners retired from the

partnership, simultaneously brought in their individual

properties into the common stock of the partnership and

relinquished their right qua partners in favour of the continuing

partners. To decide that question a reference to the relevant

clauses in Ext.B2 is necessary. In Ext.B2, the retiring partners

including respondent are parties of the first part and

continuing partners (the late V.V. Joseph, predecessor-in-

interest of appellants and Shri V.J.George (appellant No.1) are

parties of the second part. The deed states in clause (1) that

parties of the first part thereby declared that they have retired

from the partnership from the 8th day of September, 1967 and

S.A. Nos.339 & 429 of 2001
-: 23 :-

that the said partnership shall since then be continued by the

parties of the second part including the late V.V. Joseph. Clause

(2) states that in consideration of the sum of Rs.1,00,000/- paid

to the parties of the first part (including respondent) and in

consideration of Rs.2,00,000/- “agreed to be paid by the parties

of the second part” to the parties of the first part in the

proportion stated therein on or before the 30th day of June,

1969 (the date, 31st June stated in Ext.B2 is obviously a mistake)

with interest at the rate of 9% per annum for which separate

promissory notes (Ext.A1 is that promissory note what was later

renewed – Ext.A2) are executed by the parties of the second

part, parties of the first part confirmed having assigned to the

parties of the second part their interest in the partnership

property described in Annexure IV to Ext.B2. So far as

Annexures I to III, individual immovable properties (which

includes the suit property) of the retiring partners (parties of

first part) including the respondent is concerned what is stated

in Ext.B2 is that parties of the first part “agreed to execute the

deed of conveyance in respect of their individual properties

described more particularly in the schedule given in Annexures I

to III to this deed at any time when called upon to do so but at

S.A. Nos.339 & 429 of 2001
-: 24 :-

the costs and expenses of the parties of the second part”.

Clause (2) further states that “for obtaining such conveyances

from the parties of the first part in respect of the said properties,

no further amount shall be payable by the parties of the second

part and that parties of the first part shall execute the said

conveyance as and when called upon by the parties of the

second part”. Clause (3) states that parties of the second part

are put in possession of immovable properties of retiring

partners (Annexures I to III of Ext.B2) who were entitled to

“possess, enjoy, deal with or take income from the said

properties mentioned in Annexures I to III in any manner the

said parties of the second part may deem fit”. Clause (4) states

that “to enable the parties of the second part to sell or otherwise

deal with the properties referred to in Annexures I to III parties

of the first part shall also execute Power of Attorney in favour of

the parties of the second part if called for to do so by the parties

of the second part”. Under clause (9) parties of the first part

agreed that “parties of the second part shall be entitled on their

own and without the junction of the parties of the first part to

pledge, hypothecate, mortgage, charge or in any way encumber

or alienate any of the properties of the firm or the immovable

S.A. Nos.339 & 429 of 2001
-: 25 :-

properties and/or the immovable property described in

Annexures I to IV of this deed; for the purpose of raising money

for any purpose whatsoever as desired by the parties of the

second part. It is however made clear by way of abundant

caution that if the parties of the second part required

concurrence or authority of the parties of the first part for any of

the purposes aforementioned parties of the first part shall join in

such document or act necessary for the above purpose or give

letters or execute deeds or other documents expressing their

consent to the proposals of the parties of the second part for

raising money provided that the partis of the first part shall not

be bound to meet any obligation personally in respect of such

transaction”.

11. Learned Senior Advocate for appellants would argue

that though at the time a change occurred in the partnership by

retirement of respondent and two others (parties of the first part

in Ext.B2), their individual properties including the suit property

were brought into the common stock of the partnership, and

their interest in that property of the partnership was relinquished

in favour of the parties of the second part. According to the

S.A. Nos.339 & 429 of 2001
-: 26 :-

learned Senior Advocate this is evident from the fact that

payment of Rs.2,00,000/- to the retiring partners was made by

demand promissory notes which created a chose in action and

amounted to payment itself. Reliance is placed on clauses 2, 3

and 9 of Ext.B2. According to the learned Senior Advocate

execution of deed of conveyance as referred to in clause (2) or

Power of Attorney referred to in clause (4) of Ext.B2 was only

optional and as may be desired by parties of the second part.

Learned Senior Advocate argued that it is pursuant to the

power conferred on parties of the second part that they created

equitable mortgage over Annexures I to III properties in Ext.B2

including the suit property in favour of the Bank. In response

learned Senior Advocate for respondent would contend that even

if Ext.B2 is accepted as such, it would not show that Annexures

I to III properties including the suit property were being brought

into the common stock of the partnership whereby the only

right parties of the first part had, was to claim share in the

profits of the said properties or to seek winding up of the

partnership including sale of the said properties and claim share

in the resultant asset. On the other hand Ext.B2 is only an

agreement to convey the said properties in favour of the parties

S.A. Nos.339 & 429 of 2001
-: 27 :-

of the second part. Concededly no deed of conveyance was

executed in respect of the suit property and the sale

consideration agreed to be paid was also was not paid and hence

title remained with the respondent. According to the learned

Senior Advocate it is accepting the said factual and legal

position that the late V.V. Joseph though alternatively claimed

protection of Sec.53A of the TP Act but failed to show that he

was ready and willing to perform his part of the contract.

12. It is settled principle regarding interpretation of

deeds that the question is not what the parties to the deed may

have intended to do by entering into the deed but, what is the

meaning of the words used in the deed. Courts are to

understand the true intent of the deed by the words used in it. If

the terms of the deed are ambiguous extrinsic evidence can be

let in to prove the real intention. Exhibit A2 is the release deed

executed by the parties of the first part including the respondent

on 08.09.1967 in favour of parties of the second part including

the late V.V. Joseph as per which their right over Annexure IV

properties were assigned or relinquished in favour of parties of

the second part including the said V.V. Joseph. Clause (2) of

S.A. Nos.339 & 429 of 2001
-: 28 :-

Ext.B2 relating to the assets of the partnership dealt with as per

Ext.A2 states that parties of the first part “hereby confirm having

assigned to the parties of the second part all that share and

interest of the said parties of the first part” in the said properties

thereby indicating that there was an outright assignment or

relinquishment of right and interest of the parties of the first

part in Annexure IV properties which were property of the

partnership as per Ext.A2 and which they confirmed as per

Ext.B2. But as regards Annexures I to III properties including

the suit property which admittedly were individual properties of

the retiring partners what is stated in Ext.B2 is that parties of

the first part “agree to execute the deed of conveyance in

respect of their individual properties…….. at any time when

called upon to do so” at the cost and expense of the parties of

the second part. There is a conscious distinction made so far

as the properties of the firm referred to in Annexure IV and the

individual properties of parties of the first part referred to in

Annexures 1 to III are concerned in that in the former case

parties of the first part assigned or relinquished their right over it

as per Ext.A2 and confirmed the same as per Ext.B2 but in the

case of their individual properties (Annexures I to III) they

S.A. Nos.339 & 429 of 2001
-: 29 :-

agreed to execute deed of conveyance as and when called

upon to do so by the parties of the second part. This is further

clear from the latter part of clause (2) of Ext.B2 which states

that for the purpose of obtaining such deeds of conveyance

executed by parties of the first part, no further amount shall be

payable by parties of the second part. Thus parties

contemplated execution of a deed of conveyance in respect of

Annexures 1 to III properties including the suit property to

convey title. It is true that Annexures I to III properties were put

in possession of parties of the second part which is admitted by

the respondent also and parties of the second part were

permitted to possess, enjoy, take income or deal with the said

properties. Clause (4) of Ext.B2 specifically requires parties of

the first part when called upon by parties of the second part to

execute Power of Attorney in their favour to enable them sell or

otherwise deal with the said properties obviously because of title

of the said properties remained with parties of the first part

including the respondent. True as per clause (9) of Ext.B2

right was conferred on parties of the second part to sell, pledge,

hypothecate, mortgage the said properties and if parties of the

second part required the concurrence or authority of the parties

S.A. Nos.339 & 429 of 2001
-: 30 :-

of the first part for any such purpose, the latter were to join

such document or act necessary for the said purpose or give

letters or execute deeds as is found necessary. According to

the appellants provision for execution of deed of conveyance

was only as a matter of abundant caution and junction of

parties of the first part was only optional as it was open to the

parties of the second part to sell, pledge, hypothecate,

mortgage, etc., the properties on their own as if it belonged to

them. I am afraid, such an interpretation cannot be given to

clause (9) of Ext.B2. That clause alone cannot be culled out of

context but has to be read along with clauses 2 and 4 of Ext.B2

which required parties of the first part to execute deeds of

conveyance as and when required and (in the meantime)

execute Power of Attorney in favour of parties of the second

part to enable them deal with the said properties including its

sale. I must also bear in mind that Ext.B2 was executed on

08.09.1967 and time for payment of consideration of Rs.Two

lakhs was till the end of June, 1969. Reading clauses (2), (4) and

(9) together what could be discerned is that parties of the first

part were to execute Power of Attorney in favour of the parties of

the second part to enable them to sell or otherwise deal with the

S.A. Nos.339 & 429 of 2001
-: 31 :-

property and it was open to the parties of second part to enter

into transactions including sale on the strength of the Power of

Attorney before the deed of conveyance was executed and if for

any reason junction of parties of the first part was required

(before execution of the deed of conveyance) the latter shall

join such document, give consent letter or execute the deeds (in

favour of an assignee, in the case of an arranged by parties of

the second part).

13. It is not disputed that properties referred to in

Annexures 1 to III of Ext.B2 were subjected to an equitable

mortgage in favour of the Bank which in turn filed O.S. No. 120

of 1972 against the partnership, parties of the first and second

parts in Ext.B2 and others for realisation of money by sale of

he said properties and obtained a decree. Exhibit A4 is the copy

of plaint in that case. According to the appellants equitable

mortgage over Annexures 1 to III was created by parties of the

second part in Ext.B2. Respondent would contend that himself

and other retiring partners (parties of the first part in Ext.B2)

deposited title deeds of their respective properties. In Exhibit

A4 what is pleaded by the Bank is that equitable mortgage was

S.A. Nos.339 & 429 of 2001
-: 32 :-

created by defendant Nos.2 to 6 therein (who are parties of the

first and second parts in Ext.B2) on 16.10.1968. Thus as per

Ext.A4, the parties of first part including the respondent also

had joined in creating equitable mortgage over Annexures I to III

properties referred to in Ext.B2. There is no contra evidence.

On the contrary, it is interesting to see from paragraph 9 of the

plaint in O.S. No.120 of 1992 (filed by the late V.V.Joseph) that

what is stated is that “as can be seen from the terms in the

retirement-cum-release deed the defendant joined the

memorandum of deposit of title deeds only to show his formal

concurrence and not by virtue of any rights”. This statement in

paragraph 9 is consistent with the plea of the Bank in O.S.

No.120 of 1972 (See Ext.A4) that equitable mortgage over the

immovable properties including suit property referred to in

Annexures 1 to III of Ext.B2 was created by the respondent as

well. It is also relevant to note that nowhere in Ext.B2 it is

stated that title deeds in respect of the properties in Annexures

1 to III were handed over to the parties of the second part.

Exhibit A6 is the copy of affidavit filed by the respondent in O.S.

No.120 of 1972 filed by the Bank. In paragraph 1 of Ext.A6 he

claimed that he deposited title deed of the suit property with

S.A. Nos.339 & 429 of 2001
-: 33 :-

the Alappuzha branch of the Bank. Thus going by the evidence

on record it is a case where deposit of title deed in respect of the

suit property with the Bank was made by or, at any rate with the

junction of the respondent which also indicate that title of the

suit property remained with the respondent. Reading Ext.B2 and

going through the evidence on record I am unable to accept the

contention of learned Senior Advocate for the appellants that the

suit property was brought into the common stock of the

partnership at the time respondent retired from the partnership

as per Ext.B2 and right and interest of respondent qua partner

in the said property, i.e., a right to share profits of the said

property and demand winding up of the partnership including

sale of the suit property and claim share in the resulting asset

was conveyed to the continuing partners. Exhibit B2 can only be

taken as a deed whereby respondent retired from the

partnership and in consideration, among other things, of

payment of Rs.3,00,000/- (of which Rs.One lakh was paid and

Rs.Two lakhs was to be paid by the last day of June, 1969 in the

proportion stated in Ext.B2) agreed to convey his right in the

suit property referred to in Annexures I to III in favour of the

late V.V. Joseph and his son (appellant No.1). It is not disputed

S.A. Nos.339 & 429 of 2001
-: 34 :-

that respondent has not executed any deed of conveyance in

favour of the late V.V. Joseph or anybody else.

14. Assuming that Ext.B2 amounts to a conveyance, next

question is whether it required registration. To say that

registration is not required, Sec.14 of the Act should apply. For

Sec.14 to apply, property had to be brought into the common

stock of partnership with retiring partners foregoing their

individual right in the said property and agreeing to share profits

of the said property along with the continuing partners qua

partners. Here, while parties of the first part retired from the

partnership they (as claimed by the appellants) conveyed their

right in the property to the late V.V.Joseph and Shri V.J.George

(appellant No.1), the continuing partners of the firm. I do not

find any plea either in the plaint in O.S. No.120 of 1992 or in the

written statement in O.S. No.282 of 1992 that the property was

brought into the common stock of the partnership. On the other

hand contention throughout is that property was conveyed to

the late V.V.Joseph and Shri V.J.George. In paragraph 3 of plaint

in O.S. No.120 of 1992 after referring to Ext.B2, retirement deed

dated 08.09.1967 as a composite document executed in relation

S.A. Nos.339 & 429 of 2001
-: 35 :-

to the retirement of the parties of the first part from the

partnership firm it is stated that retiring partners released all

their right, title and interest over their personal properties

respectively mentioned in Annexures 1 to III in Ext.B2 “in

favour of the plaintiff and his son, V.J. George”. In paragraph 4

it is stated that respondent (and others) “relinquished,

abandoned and released all his rights, title and interest over the

schedule properties unto and in favour of the plaintiff and his

son V.J.George”. In paragraph 10 it is pleaded alternatively that

“in any event the plaintiff has perfected his title to the properties

by principles of adverse possession and limitation the properties

having been in their possession and enjoyment openly,

continuously and uninterruptedly for over 12 years and more”.

Similar contentions are raised in the written statement filed by

the late V.V.Joseph and Shri V.J. George (appellant No.1) and

others in O.S. No.282 of 1992. There, in paragraph 13 it is

contended that Ext.B2 is a composite document as per which the

parties of the first part (including respondent) retired from the

partnership and “release by them in respect of the right, title

and interest over the personal properties respectively mentioned

as Annexures 1 to III in favour of these defendants”. It is further

S.A. Nos.339 & 429 of 2001
-: 36 :-

stated in the same paragraph that as per Ext.B2 “plaintiff and

brothers V.V. Job and V.V.Antony relinquished, abandoned and

released all their right, title and interest over the properties

thereto in favour of these defendants. By virtue thereof these

defendants had been in exclusive enjoyment and possession of

the properties in their own rights as co-owners thereto”. Similar

contentions are raised in paragraph 14 also. Thus going by the

pleadings in the plaint in O.S. No.120 of 1992 and written

statement of the late V.V.Joseph and Shri V.J.George (appellant

No.1) in O.S. No.282 of 1992 it is not a case of the appellants

contending that as per Ext.B2 right, title and interest of

respondent in the suit property was brought into the common

stock of the partnership as understood in Sec.14 of the Act.

Instead, contention is that the alleged conveyance of suit

property was in favour of the late V.V.Joseph and V.J.George

(appellant No.1) personally and accordingly they are co-owners

of the said property. The conveyance if any (as per Ext.B2),

being in favour of Shri V.V.Joseph and Shri V.J.George

(appellant No.1), Ext.B2 cannot affect the right, title and interest

of the respondent over the suit property as that document

required registration but has not been registered.

S.A. Nos.339 & 429 of 2001
-: 37 :-

15. The substantial questions of law framed are

answered in the above lines.

Resultantly, these appeals fail and are dismissed. But I

direct the parties to suffer their respective costs.

Civil Miscellaneous Petition No.781 of 2001 shall stand

dismissed.

THOMAS P.JOSEPH, JUDGE.

vsv

S.A. Nos.339 & 429 of 2001
-: 38 :-

“C.R.”

THOMAS P.JOSEPH, J.

=================
S.A. Nos.339 & 429 of 2001
=================

J U D G M E N T

9TH APRIL, 2010