Bombay High Court High Court

Family Court Petition No. 40 Of … vs Mr. Jagdish Ambalal Shah on 16 February, 2010

Bombay High Court
Family Court Petition No. 40 Of … vs Mr. Jagdish Ambalal Shah on 16 February, 2010
Bench: S.A. Bobde, S. J. Kathawalla
                                         1

           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         CIVIL APPELLATE JURISDICTION




                                                                            
                      FAMILY COURT APPEAL NO.  2 OF  2007
                                               IN




                                                    
                    FAMILY COURT PETITION NO.  40 OF 1992.
     Ms. Adhyaatmam Bhamini,
     Residing at Damodar Park,




                                                   
     Buldg. 3E, 6th Floor, Flat 602,
     Swagat Co-op. Housing Society,
     Off L.B.S. Marg, Ghatkopar (West),
     Mumbai-400 086.                                     ..Appellant/




                                      
                                                           Org.Petitioner.
           vs.         
     Mr. Jagdish Ambalal Shah,
     Residing at Anand Darshan, 'C' wing,
                      
     7th Floor, Flat 45, 13, Dr. G. 
     Deshmukh Marg, Mumbai-400 026.                     ..Respondent.
      

                                        ....
     Ms. Adhyaatmam Bhamini, Appellant, appearing in person.
   



     Smt. Nalini S. Chagla, for Respondent No.1.
                                     ....

                          CORAM : S. A. BOBDE & 





                                        S. J. KATHAWALLA, JJ.
                           RESERVED ON :  14TH DECEMBER 2009.
                             PRONOUNCED ON : 16TH FEBRUARY 2010.





      
     JUDGMENT (Per S. J. Kathawalla, J.)

The appellant / original petitioner- wife has filed this

appeal from the Judgment dated 24th January 2003 passed by the

Family Court, Mumbai, dismissing the petition filed by the

::: Downloaded on – 09/06/2013 15:37:11 :::
2

petitioner seeking a share in certain properties standing in the sole

name of the respondent.

2. The appeallant/original petitioner is the ex-wife of the

respondent. The marriage between the appellant and the

respondent was dissolved by a decree of divorce passed by the

Family Court, Mumbai, in June 1993. Pending the divorce

petition, the appellant filed Petition No. B-40 of 1992 before the

Family Court, Mumbai, inter-alia for the following reliefs :-

(a) For declaraton that she is entitled (equal share and

joint ownership) to the properties being –

(i) Flat No.45, on the 7th floor of Anand Darshan, ‘C’
Wing, 13, Dr. Gopalrao Deshmukh Marg, Bombay- 400

026;

(ii) Flat No.B/12 in the Forest Park Layout, off Nagar
Road, Pune, referred also as : M/s. Weikfield Plots,

Developed by the Malhotras.

(iii) Plot No. (Unknown due to secrecy maintained by
the defendant and the Malhotras of Weikfield) situated

on the Mahabaleshwar-Panchgani Road, Panchgani,
referred also as Weikfield Plots and also as “Silver Hills
Holiday Resort”, in Panchgani, to hold the said
properties jointly and equally with the defendant by
virtue of the plaintiff having been a part of the
settlement which has been arrived at, at the time of the

::: Downloaded on – 09/06/2013 15:37:11 :::
3

acquisition of the said immovable properties and by
virtue of the plaintiff also having monetary interest

therein at the relevant time equally with the defendant,
in addition to her being his legally wedded wife to this

day.”

3. The appellant appeared in person and submitted

before this Court that the learned Judge of the Family has not

considered Exhibit-23. She also informed this Court that she is

not desirous of making any more submissions and the Court

should go through her written submissions which were earlier

filed by her and pass necessary orders. This Court offered the

appellant to appoint an Advocate to represent her case, but the

appellant declined the offer on the ground that in the past she

has had bad experience with Advocates. The learned Advocate for

the respondent addressed the Court briefly in rebuttal. This Court

has therefore, decided the appeal after going through the

judgment in appeal and the submissions which were earlier filed

by the parties and Exhibit-23 relied on heavily by the appellant.

4. The appellant, a Christian and the respondent a

Hindu, started seeing each other since the year 1956-57, until they

got married on 15th November 1959. According to the appellant,

she converted from Christianity to Hinduism. After marriage, her

::: Downloaded on – 09/06/2013 15:37:11 :::
4

name was changed from Roza D’Souza to Ragini J. Shah.

According to the appellant, prior to their marriage, the appeallant

and the respondent had decided to jointly purchase flat no.14 on

the 3rd floor of Kangra House No.2, at Worli (Kangra house flat).

The consideration of the flat was about Rs.13,000/-. Since the

respondent had monetary problems, the appellant in September /

October 1959 purchased the said Kangra house flat, admeasuring

513 sq.ft. by paying Rs.13,000/- to one Ramesh Chandra

Mohanlal through the respondent. The respondent thereafter gave

the appellant a receipt issued by the said Ramesh Chandra

Mohanlal dated 10th October 1959 (Exhibit-149). According to

the appellant, the respondent had informed her that the said

receipt is issued in the name of the respondent because the

respondent was not wanting the receipt in her maiden name

which was to be changed to a Hindu name after their marriage.

On 15th November 1959, the appellant and the respondent got

married under the Hindu Law. In the year 1963, when the said

flat at Kangra house was to be transferred in the name of the

appellant, the said Ramesh Chandra Mohanlal executed a form of

transfer in which he agreed to have received the amount of Rs.

5,000/- from the appellant and to transfer to the appellant his five

shares standing in his name in the books of the society in respect

::: Downloaded on – 09/06/2013 15:37:11 :::
5

of the said Kangra house flat. The said form of transfer is

witnessed by the respondent.

5. According to the appellant, the respondent failed to

submit the documents pertaining to the transfer of the flat in the

name of the appellant, to Kangra Mitra Mandal Co-operative

Housing Society. She thereafter, took up the issue with the society

and in the year 1967 submitted the documents of transfer. The

appellant executed the necessary documents including an

indemnity and finally the flat was transferred to her name on 23rd

June 1968. According to the appellant, in the last week of July

1968, the respondent came with his friend Major Jadhav and his

wife Sashikala Jadhav, saying that they have come with a proposal

for exchange of flats. They were interested in exchanging flat no.

48 on the eight floor of the ‘C’ wing of Anand Darshan Society,

situate at 13 Peddar Road, Mumbai-400 026 belonging to their

adopted son Bal Lagad with the Kangra flat. Since the flat in

Anand Darshan Society was bigger in size by 287 sq.ft. compared

to the Kangra house flat admeasuring 513 sq.ft., apart from the

Kangra house flat, the respondent was required to pay

approximately Rs. 26,000/- to Mr. Bal Lagad which he paid.

According to the appellant, the tri-partite agreement dated 4th

August 1968 was executed by and between the appellant, the said

::: Downloaded on – 09/06/2013 15:37:11 :::
6

Sashikala Jadhav and the respondent and was submitted to the

Anand Darshan Society but the same is now missing. However,

the appellant admits that on 4h September 1968, the second tri-

partite agreement between the same parties (Exhibit-60. Also

serial no.28 of Exhibit-23) was executed, wherein the appellant is

shown as the Assignor and described as the party of the first part,

Mrs. Shashikala K. Jadhav is shown as assignee and is described as

the party of the second part and the respondent is shown as a

confirming party and described as the party of the third part. In

the recital of the said document, it is categorically stated as

under :-

“AND WHEREAS the party of the first part is the owner
on record of flat no.14 at the Kangra Bhavan no.2,

231, Dr. A.B. Road, Mumbai-400 018.

AND WHEREAS the aforesaid flat is standing in the

name of the party of the first part M/s. Ragini J. Shah
as the nominee of the party of the third part. The real
owner is Mr. Jagdish A. Shah.”

6. According to the appellant, the respondent got himself

admitted as sole and absolute owner of flat no.48 on the eight

floor of the ‘C’ wing of Anand Darshan Society on 24th June 1970

and also got himself into the Managing Committee of the Society

::: Downloaded on – 09/06/2013 15:37:11 :::
7

on 29th June 1971. According to the appellant, in June 1976,

the front door neighbour of the appellant and the respondent Mr.

Doshi made an offer to the appellant and the respondent to shift

to flat no.45 on the seventh floor of ‘C’ wing of Anand Darshan

Society which belonged to Kavita Chetani. Apart from the fact

that the said flat of Chetani was bigger in size by 275 sq.ft., Mr.

Doshi also offered an amount of Rs.1,00,000/- to the appellant

and the respondent which offer was accepted and the appellant

and the respondent alongwith their children shifted to the said flat

no. 45 on the seventh floor of ‘C’ wing of Anand Darshan Society,

for which Mr. Doshi also paid an amount of Rs.1,00,000/- to the

appellant and the respondent which the respondent invested in

business and thereafter, purchased two plots of land in the year

1985, one at Nagar Road, Pune and another at Mahabaleshwar-

Panchgani Road, Panchgani.

7. According to the appellant, it was only in March 1989

that she discovered that the respondent had not joined her as a

joint flat owner with him which he promised to do and this caused

a rift in their relationship. According to the appellant, she

therefore, has a share in the flat situated in flat no. 45 on the

seventh floor of ‘C’ wing of Anand Darshan Society, G.B.

Deshmukh Marg, Mumbai-400 026 and also in the properties

::: Downloaded on – 09/06/2013 15:37:11 :::
8

purchased at Pune and Panchgani from the amount of Rs.

1,00,000/- paid by Mr. Doshi to the appellant and the respondent.

8. The respondent has denied and disputed the case of

the appellant. According to the respondent, the appellant has not

contributed any amount towards the sale price of the Kangra

house flat or any other flat in Anand Darshan Co-operative

Housing Society. According to him, the financial condition of the

appellant prior to their marriage was very weak and it was he

who was providing the appellant and her family members, plastic

tubbings to seal it for preparing bags. According to him, the

appellant was only teaching dance at a dance class, for which she

was paid Rs. 5/- per session. According to the respondent, the

entire sale consideration of Rs.13,000/- for Kangra house flat was

paid by him. He has pointed out that the receipt dated 10 th

October 1959 (Exhibit-149) was issued in his favour by the said

Ramesh Chandra Mohanlal. He has pointed out that he has faced

certain problems qua the transfer of the flat in his name because

he was in the high income category, whereas the society was for

the low income group. According to him, there was no tri-partite

agreement dated 4th August 1968 as alleged by the appellant and

the only tri-partite agreement was of 4th September 1968, to

which the appellant is a party and in the said agreement, it is

::: Downloaded on – 09/06/2013 15:37:11 :::
9

categorically stated in the recital itself that the real owner of the

Kangra house flat is the respondent and the appellant is only the

nominee. According to the respondent, the appellant’s case that

she came to know only in the year 1989 that the flats in the Anand

Darshan Society stood only in the name of the respondent and the

appellant’s name was not included, is incorrect. According to the

respondent, the sale of the said flat no.38/8 in ‘C’ wing of Anand

Darshan Society to Mr. Doshi was an independent transaction

between him and Mr. Doshi and had nothing to do with the

purchase of flat no.45 on the seventh floor of ‘C’ wing of the

Anand Darshan from Mrs. Chetani which again was an

independent transaction. There was no offer from Mr. Doshi to

the respondent to shift into the flat of Mrs. Chetani and except for

Mr. Doshi paying an amount of Rs.1,27,000/- to the respondent

towards the sale price of flat no.48 on the eight floor of Anand

Darshan Society (including purchase of furniture), the said Mr.

Doshi has not paid any additional amount of Rs.1,00,000/- or any

sum whatsoever to the respondent as alleged by the appellant.

The respondent has submitted that the question, therefore, of the

respondent purchasing the alleged Pune or Panchgani property

from the said amount of Rs.1,00,000/-, does not arise. The Pune

property was purchased by the respondent from his own funds

::: Downloaded on – 09/06/2013 15:37:11 :::
10

and there is no property of the respondent at Mahabaleshwar-

Panchgani Road at Panchgani, as alleged by the appellant. It is

therefore, submitted that the appellant is not entitled to any reliefs

as sought and the judgment in appeal cannot be faulted in any

manner and the appeal deserves to be dismissed. It is submitted

that because of the dissolution of marriage between the appellant

and the respondent, the respondent has provided a ownership flat

to the appellant at Ghatkopar where she is currently residing.

9.

The appellant in support of her allegation that Mr.

Doshi had paid an amount of Rs.1,00,000/- to the appellant and

the respondent, which amount was invested in business and

thereafter, in the year 1985, two plots of land were purchased by

the respondent in Pune and Panchgani, examined two witnesses

namely, Mr. Doshi and Mrs. Chetani. However, Mr. Doshi has in

his evidence deposed that he has purchased flat no.48 on the

eighth floor of Anand Darshan Society from the respondent for a

consideration of Rs.1,27,000/- out of which Rs. 27,000/- were

towards purchase of furniture. Mr. Doshi has denied that he has

paid any sum whatsoever over and above the said amount of Rs.

1,27,000/- to the respondent. Mr. Doshi has also confirmed that

it was not a exchange transaction. Similarly, Mrs. Chetani has

deposed that she sold her flat to the respondent for Rs.1,55,000/-

::: Downloaded on – 09/06/2013 15:37:11 :::
11

by cheque and the said flat was transferred in the name of the

respondent on 9th June 1976. Thus, the appellant’s witness have

not supported the case of the appellant that Mr. Doshi had offered

the appellant and the respondent to shift to the flat of Mrs.

Chetani for which Mr. Doshi had paid the appellant and the

respondent an additional amount over and above the sale

consideration of Rs.1,27,000/- paid for flat no.48 on the eighth

floor of ‘C’ wing of Anand Darshan Society. Since the appellant

has failed to establish her case that Mr. Doshi paid an additional

amount of Rs.1,00,000/- as alleged, the question of proving that

the said Rs. 1,00,000/- was invested by the respondent in his

business and in the year 1985 from the said amount plus profits

made thereon, two plots were purchased by the respondent in

Pune and at Panchgani, does not arise.

10. The learned Judge of the Family Court is therefore,

correct in coming to the conclusion that the appellant is not

entitled to claim any share in the plots allegedly purchased by the

respondent and in rejecting the prayers sought by the appellant

against the respondent pertaining to the said plots.

11. As regards the appellant’s claim that she had

purchased the Kangra house flat after paying full consideration of

::: Downloaded on – 09/06/2013 15:37:11 :::
12

Rs.13,000/-, the appellant produced a certificate purportedly

issued by her mother dated 28th July 1990 in Konkani language

which is witnessed by two individuals. The office translation of

the said certificate is found on record. According to the office

translation, in the said certificate, the mother of the appellant has

stated that sometime in June-July, 1959, she had handed over to

the appellant Rs.3,300/- saved by her for the marriage of the

appellant and Rs.2,000/- given by her brother on account of the

appellant’s marriage. It is stated that after the appellant took the

money, she informed her mother that the money is not required

as marriage expenses but for the purchase of the flat in Worli

alongwith the respondent. The mother of the appellant could not

be examined, since she had expired when the evidence was

recorded. The appellant has not examined the witnesses to the

said certificate, but has only deposed that the said certificate is in

the hand-writing of her mother and she has signed the same,

which the appellant identifies. The said certificate is therefore, of

no consequence and certainly does not establish that the mother

of the appellant had in fact paid Rs.5,300/- to the appellant or

that the appellant had paid the said amount towards the sale

consideration of the flat at Kangra house to the respondent. The

appellant has also led evidence of another witness Shri Parekh,

::: Downloaded on – 09/06/2013 15:37:11 :::
13

who had deposed that in the year 1957-58, the appellant was

working with Calico and Dyeing and Printing Mills when Mr.

Parekh was the Director of the Company. During the said period,

she was taking the tutions of his children. She left Calico after the

year and half and she was drawing the salary of around Rs.

150-175/- per month. She has deposited the tution fees with him

while she taught his children for two and half years. The appellant

withdrew an amount of Rs. 1,700/- collected and saved with him

over the years just a few months prior to her marriage. According

to the learned Family Court Judge, the evidence of Mr. Parekh is

belied by the first answer given by the appellant in her cross-

examination namely, “When I met the respondent before my

marriage, I was not working.” However, it is difficult to believe

the evidence of Mr. Parekh that the appellant was saving moneys

for a long period with Mr. Parekh and foregoing interest (Rs.

1,700/- was a substantial amount in the 1950’s) when she

admittedly had a bank account where she deposited her savings.

In any event, though the appellant has deposed that she had paid

the said amount aggregating Rs.7,000/- to the respondent

(received from her mother and Mr. Parekh) in three installments,

between August and September of 1959, she has not made a

whisper about the fact that only an amount of Rs.5,000/- is

::: Downloaded on – 09/06/2013 15:37:11 :::
14

mentioned in the receipt issued by the seller of Kangra house

dated 10th October 1959 as well as in the form of transfer dated

2nd July 1963. Again, no particulars are produced to show that the

appellant had withdrawn any amounts from Bank of China for

payment towards the sale consideration of Kangra house flat, as

alleged by the appellant. Apart from the fact that the appellant

herself initially produced the receipt issued by Ramesh Chandra

Mohanlal where the said Ramesh Chandra Mohanlal has admitted

having received Rs.5,000/- from the respondent and the

respondent having agreed to pay his Government loan of Rs.

8,000/-, the appellant herself has executed a tri-partite agreement

dated 4th September 1968 inter-alia recording that the real owner

of the Kangra house flat is the respondent and that she is only a

nominee. The appellant has not been successful in establishing

that there was an earlier tri-partite agreement dated 4th August

1968 which did not have the said clause contained in the

agreement dated 4th September 1968. The story of the appellant

that a kaccha receipt issued by Ramesh Chandra Mohanlal in the

year 1963 also cannot be accepted since the said document itself

shows that it is not a receipt but a transfer form signed by the said

Ramesh Chandra Mohanlal because it was decided by that time

that the flat would be transferred in the name of the appellant and

::: Downloaded on – 09/06/2013 15:37:11 :::
15

not the respondent. Though a list of the original occupiers of

Kangra house shows that one of the members was a doctor and

several members were into business, the Manager of the society

(PW-3) has admitted in his cross-examination that initially the

society was formed by Kangra community and most of them were

taxi owners and taxi drivers. The society was initially for low

income group, and the Government had granted a loan to the

society since it was for low income group. The appellant is also

not correct in her contention that the Family Court has not

considered Exhibit-23. Exhibit-23 contains the tri-partite agreement

dated 4th September 1968 produced by the appellant herself ,

wherein it is recorded that the appellant is only a nominee in

respect of the said flat and the respondent is the real owner. The

said document is admittedly signed/executed by the appellant.

12. Under the circumstances, the appellant has failed to

establish that she had paid the entire consideration or any part

thereof towards the sale consideration of Kangra house flat.

Instead, the tri-partite agreement dated 4th September 1968 signed

by her, belies her contention that she was the owner of the

Kangra house flat since she herself admits in the said document

that she is only a nominee and the respondent is the real owner.

In view thereof, the Family Court has rightly rejected the prayers

::: Downloaded on – 09/06/2013 15:37:11 :::
16

sought by the appellant as regards flat no. 45/7 of the seventh

floor of ‘C’ wing of Anand Darshan Society. In view thereof, the

appeal filed by the appellant is hereby dismissed. However,

there will be no order as to costs.





                                                    
                                               [ S. A. BOBDE, J. ]




                                       
                         ig                    [ S. J. KATHAWALLA, J. ]
                       
      
   






                                                     ::: Downloaded on - 09/06/2013 15:37:11 :::