High Court Kerala High Court

A.M.Padmini Amma vs Vijayalakshmi Amma on 24 October, 2007

Kerala High Court
A.M.Padmini Amma vs Vijayalakshmi Amma on 24 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS No. 576 of 1992(A)



1. A.M.PADMINI AMMA
                      ...  Petitioner

                        Vs

1. VIJAYALAKSHMI AMMA
                       ...       Respondent

                For Petitioner  :SRI.A.P.CHANDRASEKHARAN (SR.)

                For Respondent  :SRI.T.A.RAMADASAN

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :24/10/2007

 O R D E R
                  KURIAN JOSEPH &  HARUN-UL-RASHID, JJ.

                ------------------------------------------------------------------

                     A.S.No.576 of 1992  & Cross- objections

                ------------------------------------------------------------------

                               Dated: October  24, 2007


                                        JUDGMENT

Harun-Ul-Rashid, J.

This Appeal Suit arises from the judgment and decree dated

21.12.1991 in O.S.No.92/1988 on the file of the Sub Court, Thalassery.

Defendants Nos.12 and 24 are the appellants herein. The plaintiffs and

defendant No.3 have jointly preferred the memorandum of cross-objection

challenging the finding of the court below in regard to item No.6 of the

plaint schedule property. The parties herein are referred to hereafter as

plaintiffs and defendants.

2. O.S.No.92/1988 is a suit for partition praying to pass a

preliminary decree for partition of item Nos.1 and 2 in the plaint schedule

properties into 25 shares, to allot 18 shares to the plaintiffs and for

partition of item Nos.3 to 6 in the plaint schedule properties into 23 shares

and to allot 18 such shares to the plaintiffs with the past and future profits

and for such other consequential reliefs.

3. The facts necessary for the disposal of the appeal are as

follows:-

The plaintiffs and the defendants in the suit are the descendants of

the common ancestress Velluva Puthiyaveettil Lakshmi Amma. The A

schedule attached to the plaint is the genealogy of the parties. The plaint

B schedule are the immovable properties belonging to the plaintiffs and the

AS 576/1992 Page numbers

defendants. The plaintiffs are some of the children and grandchildren of

Ammukutty Amma who is the only daughter of Parvathi Amma. Parvathi

Amma is the daughter of the common ancestress Lakshmi Amma.

Parvathi Amma died in the year 1964. Ammukutty Amma died in the year

1949. The 1st defendant is the only son alive at the time of filing the suit

amongst the children of Parvathi Amma and he was the eldest male

member among the tavazhi members who became co-owners as a result

of Act 30 of 1976. Till 1976 he was the Karanavan of the tavazhi and as

the eldest male member, he was managing the properties.

4. Item Nos.1 and 2 were allotted to Lakshmi Amma and her

descendants as per Ext.A1 partition karar dated 13.6.1933 entered into in

the family by name Velluva Puthiyaveettil. In item No.1 there is a house in

which the 1st defendant and his family members are residing. Item Nos.3,

4 and 5 originally belonged to Arathikandoth Kannan Nambiar and as per

Ext.A2 registered will executed by him on 31.8.1924, the said properties

were bequeathed to Parvathi Amma and all her children to be enjoyed as

tavazhi. Kannan Nambiar died in 1929. Item Nos.3, 4 and 5 were enjoyed

as tavazhi properties by Parvathi Amma and her descendants. Item No.6

is the last item of property scheduled as B schedule. Item No.6 was

purchased by Parvathi Amma and her children as per Ext.A3 assignment

deed dated 9.11.1942. According to the plaintiffs the consideration paid

for item No.6 was out of the income from item Nos.3 to 5 which the tavazhi

AS 576/1992 Page numbers

got by Ext.A2 registered will dated 31.8.1924 and as such item No.6 also

belongs to the tavazhi of Parvathi Amma and her descendants. In short,

according to the plaintiffs, item Nos.1 and 2 belonged to the larger tavazhi

of Lakshmi Amma and item Nos.3 to 6 belonged to the tavazhi of Parvathi

Amma. Besides the aforesaid properties, the tavazhi also owned several

other items of tenanted properties. The respective tenants purchased the

right, title and interest of the tavazhi by separate proceedings before the

Land Tribunal. The plaintiffs claim that defendants 1 and 2 had received

Rs.20,000/- as purchase money which belongs to the tavazhi. The said

amount of Rs.20,000/- is shown as C schedule and they have further

claimed their share of the purchase money as well.

5. It is pleaded in the plaint that the plaintiffs now understand that

the 1st defendant in collusion with the 2nd defendant had created some

false documents to defeat the rights of the plaintiffs, that such documents

are not binding on the plaintiffs and neither the 1st defendant nor the 2nd

defendant are entitled to any sort of reservation with respect to any portion

of items Nos.1 and 2 of the plaint schedule properties. In paragraph 9(b)

inserted by way of amendment it is averred that the supplemental 25th

defendant had assigned 30 cents of land in item No.1 in favour of

supplemental defendants 26 to 29 during the pendency of the suit. Those

documents are not binding on the plaintiffs and other members of the

tavazhi. In paragraph 9(c) inserted it is further alleged that the gift deed

AS 576/1992 Page numbers

executed by the 1st defendant in favour of his son who is the supplemental

34th defendant is also a collusive document not binding on other members

of the tarwad. In paragraph 10(a) inserted by way of amendment it is also

pleaded that the 1st defendant had created some documents with respect

to item No.1 in favour of his two daughters who are impleaded as

supplemental defendants 24 and 25 in the suit. In paragraph 10(b) of the

plaint as inserted, it is further stated that the special right claimed by the 1st

defendant on the strength of lease deed in his favour dated 3.8.1960

(Ext.B1) is a fraudulent document not binding on the members of the

tarwad, that the lessor is the father-in-law of the 1st defendant and that he

had no right to lease the same, that the purchase certificate obtained by

the 1st defendant making the 2nd defendant as the respondent is not

binding on the tarwad and so also the purchase of items Nos.1 and 2 in

the name of the 1st defendant was behind the back of other members of

the tarwad and therefore special right claimed by the 1st defendant and

others on the basis of the illegal lease and purchase certificate are not

valid and binding on the plaintiffs. It is also alleged in paragraph 10(b) that

the plaintiffs are entitled to get their share in the property with past and

future profits ignoring all the documents put forward by the defendants to

which they are not parties.

7. Defendants Nos.1 and 12 filed a joint written statement

contending inter alia that the plaint item Nos.1 and 2 exclusively belong to

AS 576/1992 Page numbers

the 1st defendant, item Nos.1 and 2 are not partible, that plaint item No.1

originally belonged in jenm right to Velluva Puthiyaveettil tarwad, during

March 1952 this property was orally leased by the then Karanavan of the

tarwad Sri Krishnan Nambiar in favour of the 1st defendant on kuzhikanom

right, that subsequently in the year 1960 Krishnan Nambiar executed a

kuzhikanom pattadaram in favour of the 1st defendant as per Ext.B1

registered document No.1326/1960, that on the basis of the oral lease and

subsequent lease deed (Ext.B1), he obtained purchase certificate in

respect of item Nos.1 and 2 as per the proceedings in SM No.30/1983 and

thus he was holding the properties on exclusive rights. It is also

contended that the 1st defendant is residing in the house in item No.1 with

his family members and that he has re-modelled the house therein. It is

also alleged in the written statement that he had gifted 46.5 cents of land

in favour of his daughter Sathyabhama as per document No.3062/1986

and in 1987 he had assigned 30 cents in favour of his daughter Rathi as

per document No.717/1987. In the written statement the defendants have

also stated that these defendants have no objection in partitioning item

Nos.3 to 6 and they are also entitled to get their share with mesne profits

in item Nos.3 to 6. It is also averred that the tenancy of the 1st defendant

over item Nos.1 and 2 was admitted by the tarwad of the plaintiffs and the

defendants and therefore it is submitted that item Nos.1 and 2 may be

excluded from partition and there can be a decree for partition in respect of

AS 576/1992 Page numbers

the other items. In the additional written statement filed by the same

defendants it is further averred that the right of the plaintiffs, if any, over

item Nos.1 and 2 is barred by adverse possession and limitation in view of

the 1st defendant’s exclusive possession and enjoyment of the same. It is

also pleaded in the additional written statement that item No.3 has lost its

character as tavazhi property by virtue of document No.320 of 1929, that

as per the said document item No.3 had been given on leasehold right to

deceased Parvathi Amma and her children alone and the same cannot

devolve upon her grandchildren and therefore the said item had to be

divided into 4 equal shares which will devolve upon Parvathi Amma’s four

children by name deceased Madhavan Nambiar, Ammukutty Amma,

Kunhikannan Nambiar and Govindankutty Nambiar.

8. Defendant Nos.4 and 5 in their written statement admitted that

plaint B schedule properties belong to the plaintiffs and the defendants

except item No.6. According to defendant Nos.4and 5, item No.6 was

purchased by Madhavan Nambiar which was later assigned to Parvathi

Amma and her children as per the assignment deed dated 9.11.1942

(Ext.A3), that the said property was not purchased out of the income from

item Nos.3 to 5 and it does not belong to the tavazhi. According to the

said defendants, item Nos.1 and 2 belonged to the larger tavazhi of

Lakshmi Amma, item No.6 is not liable to be partitioned among the

plaintiffs and the defendants, but is to be partitioned among defendant

AS 576/1992 Page numbers

Nos.1 and 4 to 8 and the legal heirs of Ammukutty Amma and that item

No.3 exclusively belongs to the four children of Parvathi Amma etc.

9. Defendant No.24 in the written statement supported defendants

Nos.1 and 12 and pleaded that he adopts the written statement filed by

defendants Nos.1 and 12. Defendant Nos.2, 3, 6 to 8, 25, 26 and 27 also

filed written statements supporting either the plaintiffs or defendant Nos.1

and 12.

10. On the basis of the pleadings the court below framed seven

issues, the evidence of Pw.1 and Dws.1 to 3 are recorded and marked

Exts.A1 to A8 and B1 to B20.

11. The court below, after examining the evidence on record,

entered findings on all the issues raised. The court below held that

Exts.B1 registered kuzhikanom pattadaram executed by the Karanavan of

Velluva Puthiyaveettil tarwad Sri Krishnan Nambiar in favour of the 1st

defendant, a member of the tarwad, and Ext.B2 kuzhikanom marupattom

deed are not valid and binding on the plaintiffs and other members of the

tavazhi and the suit properties. The court also held that Ext.B3 order of

the Land Tribunal in SM No.30/1983 and Ext.B5 purchase certificate

issued by the Land Tribunal to the 1st defendant are also not valid and

binding and will not disqualify the plaintiffs and other members of the

tavazhi from claiming partition of the suit properties. The court below did

not accept the contention of the plaintiffs that item No.6 was purchased out

AS 576/1992 Page numbers

of the income from item Nos.3 to 5 and the fund left by deceased Kannan

Nambiar and, therefore, held that item No.6 is not liable to be partitioned

among the members of the tavazhi of Parvathi Amma. It held that item

No.6 in the plaint B schedule property is only liable to be partitioned

among defendants Nos.1 and 4 to 8 and the legal representatives of

Parvathi Amma. The claim of defendants 1, 12 and 25 that the rights of

the plaintiffs, if any, over item Nos.1 and 2 is lost by adverse possession

and limitation was negatived. The court further held that the plaintiffs have

title and joint possession over items 1 to 5 in the plaint B schedule and

plaintiffs Nos.1, 7, 8, 12, 15 and 18 have title and possession over item

No.6 and that the properties are available for partition. On the basis of the

findings as stated above, the court below passed a preliminary decree for

partition in the following terms:

That item Nos.1 and 2 in the plaint schedule properties be

partitioned into 25 equal shares by metes and bounds of which the

plaintiffs together entitled to 18/25 shares;

Defendants Nos.1 to 3 will be entitled to one such share each,

defendants Nos.4 and 5 together entitled to get one such share .

defendants 6 to 8 together entitled to get one such share,

defendants 9 to 15 together entitled to one such share and

defendants 16 to 23 together entitled to one such share. The

remaining defendants are not entitled to get any shares in items 1

and 2.

AS 576/1992 Page numbers

That item Nos.3 to 5 in the plaint schedule property be partitioned

into 23 equal shares by metes and bounds of which the plaintiffs

together entitled to get 18/23 shares, defendants 4 and 5 together

entitled to one such share and defendants 6 to 8 together entitled to

get one such share.

That item No.6 be partitioned into four equal shares by metes and

bounds of which the 1st defendant is entitled to get one such share,

defendants 4 and 5 together entitled to one such share, defendants

6 to 8 together will be entitled to get one such share and plaintiffs 1,

7, 8, 12, 15 and 18 and defendants 2 and 3 together entitled to get

one such share.

The plaintiffs and other defendants are entitled to get share of

mesne profits from the 1st defendant in respect of item No.1 and the

quantum of the same will be decided in final decree proceedings.

The quantum of mesne profits and the liability of paying the same

in respect of item Nos.3 to 6 is left open and the same will be

decided in the final decree proceedings.

12. The suit is one for partition of the plaint B schedule items 1 to 6.

It is the common case of the parties that item Nos.4 and 5 in the plaint B

schedule belongs to the tavazhi of the plaintiffs and the defendants and

those items are available for partition. The dispute is only with respect to

items 1, 2, 3 and 6 in the plaint B schedule. Defendants Nos.12 and 24

who are the appellants in the above appeal attacked the findings of the

court below that items 1 and 2 are partible, the findings on the question of

AS 576/1992 Page numbers

adverse possession and ouster and also attacked the findings of the court

below in respect of item 3 and claimed that the appellants are also entitled

to a share in item No.3.

13. It is an admitted fact that items 1 and 2 were originally

belonged to the tarwad of the plaintiffs and defendants 1 to 23 and that the

plaintiffs and defendants 1 to 23 are the descendants of the common

ancestress Velluva Puthiyaveettil Lakshmi Amma and items 1 and 2 in the

plaint B schedule were allotted to the share of the aforesaid Lakshmi

Amma and her descendants under Ext.A1 partition karar. It is the case of

the plaintiffs that items 3 to 5 originally belonged to Palathikandoth Kannan

Nambiar and he bequeathed the properties under Ext.A2 will in favour of

Parvathi Amma and her children and that properties belong to the tavazhi

of Parvathi Amma. The plaintiffs also pleaded that item No.6 was

purchased under Ext.A3 assignment deed with the income from items 3 to

5 and therefore item No.6 property also partakes the character of tavazhi

property. It is also the case of the plaintiffs that the 1st defendant is the

Karanavan of the tavazhi, that he is residing in the house situated in item

No.1 with his family members and that he is in possession and enjoyment

of the properties for and on behalf of other members of the tarwad. The

plaintiffs contended that items 1 and 2 are liable to be partitioned among

the members of the larger tavazhi and items 3 to 6 among the members of

the sub-tavazhi of Parvathi Amma. Defendants Nos.1, 12 and 24 opposed

AS 576/1992 Page numbers

the claim of the plaintiffs and other supporting defendants in items 1and 2.

The 1st defendant claimed exclusive right and possession of items 1 and

2. According to him items 1 and 2 were orally leased by Krishnan

Nambiar, the then Karanavan, in the year 1952 in his favour and

subsequently Krishnan Nambiar executed Ext.B1 kuzhikanom pattadaram

in his favour and on the same day he executed Ext.B2 marupat and ever

since he is in exclusive possession and enjoyment of the properties on

absolute right. According to him, on the strength of the oral lease and

Ext.B1 kuzhikanom pattadaram he obtained Ext.B5 purchase certificate in

respect of items 1 and 2. Since he is the absolute owner of the property

by virtue of the aforesaid documents, he assigned some portion of the

property in favour of his children.

14. The point argued before us by the learned counsel for the

appellants is that the1st defendant has got absolute right over items 1 and

2 and, therefore, the said items are not partible. They attacked the

findings and reasonings of the court below. None of the parties have

disputed that items 1 and 2 belonged in jenm to Velluva Puthiyaveettil

tarwad and the said items were enjoyed as tavazhi properties prior to the

alleged oral entrustment in favour of the 1st defendant. It is also not

disputed that the 1st defendant was the Karanavan of the tavazhi from

1968 and that he was the eldest male member. It has also come out in

evidence that the executant of Ext.B1 kuzhikanam pattadaram late

AS 576/1992 Page numbers

Krishnan Nambiar is the father-in-law of the 1st defendant. The case set

up by the1st defendant is that he obtained the oral lease in March 1952

from his father-in-law and that his father-in-law executed Ext.B1

kuzhikanam pattadaram in his favour, that he executed Ext.B2 marupat

and subsequently obtained Ext.B5 purchase certificate on the basis of

Ext.B1 kuzhikanam pattadaram. According to the respondents/plaintiffs

the oral lease of 1952 set up by the 1st defendant is incorrect, that such a

claim is set up to defeat the legitimate right of the plaintiffs and other co-

owners of the property and that Ext.B1 and B2 documents are got

fraudulently executed.

15. The question raised before the court below and now before

us is whether the lease given by the then Karanavan under the alleged oral

lease of 1952 and Ext.B1 are valid or not valid. According to the learned

counsel for the plaintiffs the Karanavan has no right to alienate the

property without the consent of the majority of the major members of the

tarwad and that there is a prohibition under sec.33(1) of the Madras

Marumakkathayam Act (22 of 1930) against the alienation of the property

by way of sale, mortgage or lease. According to the learned counsel, the

lease of tarwad property by the Karanavan shall not be valid unless the

written consent of the majority of the major members of the tarwad has

been obtained to the lease.



        16.     Sec.33   of   the   said   Act   deals   with     alienation   of   immovable


AS 576/1992                              Page numbers





property by a Karanavan of a tarwad. The question to be decided is as to

whether the Karanavan has got a right to lease the tarwad property in 1952

without obtaining the written consent of the majority of the major members

of the tarwad. According to the 1st defendant, he got oral lease in 1952

and on 3.8.1960 Ext.B1 registered lease deed was executed by the then

Karanavan. There is no evidence forthcoming as to the period of the

lease originally granted and as to whether it exceeds 12 years or not. In

the light of Ext.B1 lease deed executed after 8 years, it can be presumed

that originally the lease was for a period not exceeding 12 years. Under

sub-sec.(2) of sec.33 of the Act, as it stood at the time of the oral lease of

1952, no lease of any immovable property of a tarwad shall be valid unless

it is executed by the Karanavan and where the Malabar Tenancy Act, 1929

confers fixity of tenure on the lessee, unless the written consent of the

major members of the tarwad has been obtained to the lease, The alleged

oral lease of 1952 will confer fixity of tenure under the Malabar Tenancy

Act to a verumpattomdar provided the applicant should establish the oral

lease of 1952. Sub-sec.(2) of sec.33(2) prohibits grant of any such lease

which confers fixity of tenure on the lessee unless the alleged lease was

given with the written consent of the major members of the tarwad.

17. Lease of tavazhi property by a Karanavan in favour of some

members of the family in the year 1951 without the consent of the major

members of the tavazhi was considered by a Division Bench of this Court

AS 576/1992 Page numbers

in Kohnan Gopalan and others v. Padmini and others – ILR [1996 (3)] 770.

That was a case of lease executed on 29.1.1951 by the Karanavan in

favour of some members of the tavazhi. Written consent of the majority of

the members of the tavazhi was not obtained. The period of lease was for

12 years. The court held that in view of sub-sec.(2) of sec.33 of the Act,

as amended in the year 1951, the consent of major members of the

tavazhi or tarwad was required in view of the fact that the tenant

thereunder would have been entitled to fixity of tenure under the Malabar

Tenancy Act. The Division Bench held that any such lease executed after

27th July 1950 was hit by the amended sec.33(2) of the Act.

18. The appellants have no case that the oral entrustment as well

as the entrustment under Exts.B1 and B2 documents are with the written

consent of the majority of the major members of the tarwad. As DW.1 the

1st defendant deposed that his father-in-law, who was the Karanavan at

that time, granted him oral lease in 1952 and executed Ext.B1 registered

lease in 1960. He has no case that the original entrustment or subsequent

Ext.B1 entrustment was with the consent of the majority of the major

members of the tarwad.

19. Apart from the statutory bar as mentioned above under sec.33

(2) of the Madras Marumakkathayam Act, the further question is whether

there is an entrustment by way of lease as alleged by the 1st defendant in

his favour by the then Karanavan in the year 1952. There is no evidence

AS 576/1992 Page numbers

apart from the interested oral testimony of the 1st defendant as DW.1 to

show that items 1 and 2 was entrusted to him by the then Karanavan. As

DW.1, the1st defendant had deposed that he had paid purappad to the

then Karanavan and obtained receipts in pursuance to the lease of 1951.

He had also deposed that from 1960 to 1970 he had obtained receipts for

the payment of purappad. But the 1st defendant failed to produce even a

single receipt during the period 1952 to 1960 and from 1960 to 1970. The

non-production of rent receipts or any other documents or circumstances

evidencing the transaction also leads to the conclusion that the oral lease

set up by the 1st defendant who is the son-in-law of the then Karanavan is

not correct. Even after Ext.B1 lease deed came into existence, the 1st

defendant is not in a position to produce even a single receipt evidencing

payment of purappad. Even assuming that he got the property on lease

under Ext.B1 lease deed, the said lease is also not a valid lease in view of

sec.33(2) as it stood in 1960. The amendment was brought about in the

year 1952 which provided that no lease at all could be granted by a

Karanavan without the written consent of the majority of the members of

the tarwad. Sec.33(1) as amended by Act 26/1958 reads as follows:-

“33. xx xx xx xx

(1) No sale or mortgage of any immovable property of a tarwad and

no lease of any such property shall be valid, unless it is executed by

the Karanavan for consideration, for tarwad necessity or benefit,

and with the written consent of the majority of the major members of

AS 576/1992 Page numbers

the tarwad.”

For a lease to be held valid under the said provision, the transaction shall

be supported by consideration, tarwad necessity or benefit and shall be

executed with the written consent of the majority of the major members of

the tarwad. Since there is no evidence worthwhile to prove a valid lease

which satisfies the requirements under sec.33(1) of the Madras

Marumakkathayam Act as amended by Act 26/1958, the contention that

he got absolute right over the property by virtue of Exts.B1 to B5 cannot

stand. There is nothing wrong in the Karanavan executing a lease in

favour of any member of the tarwad provided such transaction shall

conform to the requirements of the statute then in force. The simple

reason that the member happened to be the son-in-law of the Karanavan

is not a factor to be taken note of for invalidating the lease. Any member

of the tarwad, under a valid lease, can enjoy the property as a lessee if

the family circumstances warrant grant of such lease for the best interest

of the tarwad.

20. The learned counsel for the plaintiffs also challenged Ext.B3

order in SM 30/1983 and Ext.B5 purchase certificate issued pursuant

thereto. In the proceedings before the Land Tribunal the 1st defendant

impleaded the 2nd defendant in the suit as the opposite party. The 2nd

defendant is a member of the tarwad and he has no authority to represent

AS 576/1992 Page numbers

the remaining tavazhi members. The proper party before the Land

Tribunal should have been the tavazhi. There is no case for the1st

defendant that the tavazhi members had ever taken any decision

authorising the 2nd defendant to represent the tavazhi before the Land

Tribunal. Ext.B3 order and Ext.B5 purchase certificate are obtained

behind the back of the tavazhi and its members and have no binding force

on the tavazhi or its members. In such circumstances the contention

raised by the plaintiffs that Exts.B3 to B5 were fraudulently got executed in

collusion with the 2nd defendant assumes importance. The very same

contention as against Exts.B1 and B2 also had merit in the facts and

circumstances proved. Since Exts.B1 to B5 documents are not legal and

valid and are not binding on the plaintiffs or other members of the family

and therefore in no way it disqualifies the plaintiffs and other members of

the tavazhi from claiming partition of the suit properties.

21. Defendants Nos.1 and 12 in their written statement had further

pleaded that item No.3 has lost its character as tavazhi property.

According to them, as per Ext.A1 will, the said property has been given on

leasehold right to deceased Parvathi Amma and her children alone and

this was confirmed by document No.320/1929 which would also show that

the lease was in favour of the specified members and could not devolve

upon any of the descendants. On this ground the defendants are entitled

to one share in item No.3. On the basis of the contention raised in the

AS 576/1992 Page numbers

appeal, document No.320/1929 was also examined by us and the merit of

the contention on that basis also has to fail due to the following reasons:-

Going by the recitals in Ext.A1 and the document No.320/1929, item

No.3 property was taken on lease by Sri Kannan Nambiar on 1.12.1905

from the jenmies. Kannan Nambiar is none other than the husband of

Parvathi Amma and father of the four children named in the registered

lease deed No.320/1929. Again Sri Kannan Nambiar took renewal of the

said property on 28.1.1914. While so, Sri Kannan Nambiar by Ext.A2 will

bequeathed item No.3 and other properties to Parvathi Amma and her

children. In 1929 Sri Kannan Nambiar passed away. After his death

document No.320/1929, which is a kuzhikanom pattadaram, was

executed by the jenmi Karanavan in favour of Parvathi Amma and her four

children. The lease in favour of the husband of Ammukutty Amma in the

year 1905 and subsequent renewal of 1914 and the will dated 31.8.1924

(Ext.A2) are mentioned in document No.320/1929. The jenmi also

admitted in the said document that pursuant to the will dated 31.8.1924

(Ext.A2), Parvathi Amma and her children are enjoying the property as

lessees. Going by the recitals in document No.320/1929 it is clear that

this document is executed in continuation of the earlier documents and

can only be treated as a renewal of the lease in favour of the tavazhi

consisting of Parvathi Amma and her descendants. The acquirers of lease

constitute a natural group and form a tavazhi by themselves. There can

AS 576/1992 Page numbers

hardly be any doubt that the acquisition should be presumed to be on

behalf of the tavazhi. It has been held in a number of decisions of this

court that gift or acquisition made in favour of a marumakkathayi woman

and her children, a natural presumption would arise that the acquisition is

for the benefit of the tavazhi. Except producing this document, no

evidence was let in on the side of the appellants to prove that item No.3

property was given on leasehold right to Parvathi Amma and her children

alone, that the said lease was in favour of the specified members and

therefore could not devolve upon any of the descendants. In fact,

defendants Nos.1 and 12 admitted in their written statement that items 3

to 5 properties are partible and that they have no objection in partitioning

the said items. While giving evidence as DW.1 also the 1st defendant

categorically admitted that he has no objection in partitioning items 3 to 5

as tavazhi properties. Hence the contention of the appellants that the

claim made by the plaintiffs in plaint item No.3 has to be characterised as

tavazhi property tracing its origin to Ext.A2 will executed by Kannan

Nambiar cannot be accepted, stands rejected.

22. The trial court rejected the contention of the plaintiffs that item

No.6 was purchased with the income from item Nos.3 to 5 and the fund left

by deceased Kannan Nambiar and therefore item No.6 is also liable to be

partitioned among the members of the tavazhi of Parvathi Amma. The trial

court upheld the contention of defendants 4 and 5 that the said item of

AS 576/1992 Page numbers

property is liable to be partitioned among defendants 1 and 4 to 8 and the

children of Parvathi Amma. The trial court after accepting the contentions

of defendants 4 and 5 held that item No.6 be partitioned into four equal

shares by metes and bounds of which the 1st defendant is entitled to get

one such share, defendants 4 and 5 together entitled to one such share as

the legal representatives of Madhavan Nambiar, defendants 6 to 8 will be

entitled to get one such share as the legal representatives of

Govindankutty and plaintiffs 1, 7, 8, 12, 15 and 18 and defendants 2 and 3

together entitled to get one share as the legal representatives of

Ammukutty Amma.

23. The plaintiffs and defendant No.3 who are respondents 1 to 18

and 21 in the appeal filed cross-objection challenging the said finding.

According to the cross-objectors, the finding that item No.6 is liable to be

partitioned only among defendants 1 and 4 to 8 and the legal

representatives of Parvathi Amma is unsustainable. They have contended

before us that item No.6 was purchased with the funds left by deceased

Kannan Nambiar and retained with Parvathi Amma and also with the

income from item Nos.3 to 5 possessed by Parvathi Amma. Item No.6

was purchased by Parvathi Amma and her children by Ext.A3 document

dated 9.11.1942. Under what circumstances and in what manner the

consideration for Ext.A3 was raised is not known. There is no direct

evidence to prove that item No.6 was purchased out of the income from

AS 576/1992 Page numbers

item Nos.3 to 5 or with any fund left by deceased Kannan Nambiar. One

thing is very clear that the acquisition is made in favour of a

marumakkathayi woman and her children who constitutes a natural group.

It is also borne out from evidence that Parvathi Amma was in possession

and enjoyment of properties bequeathed to the tavazhi under Ext.A2 will

dated 31.8.1924 by her husband. Her husband died in the year 1929 and

in 1929 she came into possession of the properties covered by Ext.A2 will.

While she was in management of the said properties, item No.6 was

acquired on 9.11.1942 by Ext.A3 assignment deed. There is also no

evidence that Parvathi Amma had her own funds other than the income

from the tarwad properties. It has also come out in evidence that the

tarwad was receiving purappad from several tenants. The evidence on

hand will go to show that the above mentioned amounts at her hands was

the income she received from the tarwad properties and there is every

possibility that those amounts have been utilised for the acquisition of item

No.6 property, especially when the acquisition was for a small amount of

Rs.380/-. Such a possibility cannot be ruled out. At the same time, since

positive evidence is lacking regarding the consideration paid for item No.6

in Ext.A3 assignment deed, we concur with the reasons stated by the trial

court that there is no evidence to show that the income from item Nos.3 to

5 and the fund left by deceased Kannan Nambiar was utilized for purchase

of item No.6.

AS 576/1992 Page numbers

24. At the same time, a natural presumption would arise when a gift

or acquisition is made in favour of a marumakkathayi woman and all her

children that the acquisition is for the benefit of the tavazhi. The principle

of law in such circumstances is that once it is found that the acquirers

constitute a natural group and form a thavazhi by themselves, there can

hardly be any doubt that the acquisition should be presumed to be on

behalf of the thavazhi. There is no evidence in this case to rebut the

presumption. There cannot be any dispute that an acquisition by the joint

exertion of persons constituting a thavazhi will enure to the benefit of the

thavazhi and the property so acquired is thavazhi property. We find

support for the above said principle from the decision reported in Kayakkal

Lakshmi and others v. Kayakkal Anandan and others – ILR 1982 (2) Ker.

377 wherein the same position was examined and held so.

25. The appellants also contended that the right of the

plaintiffs over items Nos.1 and 2 is lost by adverse possession and

limitation. It is well settled that if a co-owner in possession held adversely

to other co-owners openly and for a substantially long period of time,

ouster of other co-owners may be inferred. A co-owner who is in

possession is to prove adverse possession by positive evidence.

Mutation of name in the revenue records or effecting repairs or even

building a house cannot constitute ouster. There must be evidence of

open assertion of hostile title coupled with exclusive possession and

AS 576/1992 Page numbers

enjoyment by one of them to the knowledge of others may justify a claim

for adverse possession. In this case there is no such evidence adduced

by the appellants before the court below. Under the circumstances the

finding of the court below that the title of the plaintiffs over items Nos.1 and

2 is not lost by adverse possession and limitation requires no interference

and therefore confirmed.

26. In the circumstances the cross-objection filed by the cross-

objectors is allowed and we hold that item No.6 in the plaint schedule

property also is to be partitioned along with item Nos.3 to 5 into 23 equal

shares by metes and bounds of which the plaintiffs together will be entitled

to get 18/23 such shares, defendants 1 to 3 will be entitled to one such

share each, defendants 4 and 5 together will be entitled to one such share

and defendants 6 to 8 together will be entitled to get one such share.

In the result, A.S.No.576 of 1992 is dismissed. The cross-objection

filed by the cross-objectors stands allowed and the judgment and decree

passed by the court below stand modified as stated above. No order as

to costs.

KURIAN JOSEPH, JUDGE

HARUN-UL-RASHID, JUDGE

mt/-

AS 576/1992                                   Page numbers





                                                                            C.R.





                                KURIAN JOSEPH &

                                                               HARUN-UL-RASHID,  JJ.




———————————————-

A.S. No.576/1992 and

Cross-objections

JUDGMENT

———————————————-

24.10.2007