High Court Kerala High Court

Susan John vs Ammini on 20 October, 2009

Kerala High Court
Susan John vs Ammini on 20 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 425 of 2002(A)


1. SUSAN JOHN, W/O.JOHN, ELAVUMKUZHI HOUSE,
                      ...  Petitioner
2. AMMINI JOHN, D/O.JOHN,
3. RAJU JOHN, S/O.JOHN,
4. ANILA JOHN, D/O.JOHN, ELAVUMKUZHI HOUSE,
5. SHYNI JOHN, D/O.JOHN,
6. SHEEBA JOHN, D/O.JOHN,

                        Vs



1. AMMINI, W/O.KURIAKOSE,
                       ...       Respondent

2. SUSAN PETERS, W/O.JOHN PETER,

3. ELMI OUSEPH, W/O.K.T. OUSEPH,

4. GRACY THOMAS, W/O.P.J.THOMAS,

5. ANITHA JOHN, D/O.JOHN,

6. V.P.POULOSE, S/O.PATHROSE,

                For Petitioner  :SRI.K.PRABHAKARAN

                For Respondent  :SRI.BABU KARUKAPADATH

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :20/10/2009

 O R D E R
                         THOMAS P JOSEPH, J
                   ----------------------------------------
                          S.A.No. 425 of 2002
                    ---------------------------------------
                Dated this 20th day of October 2009

                                JUDGMENT

Urging the question whether payment of Streedhanam prior to

01-04-1951 to the daughter under the provisions of Travancore

Christian Succession Act (for short, “the Act”) would disentitle her to

claim a share in the property of the father even when succession

opened after 01-04-1951 as a substantial question of law, appellants

have brought this appeal challenging judgment and preliminary decree

for partition passed by learned Munsiff and confirmed by first appellate

court. Parties are referred as plaintiffs and defendants as in the trial

court for convenience.

2. The suit properties belonged to poulose Mathai as per sale

deed No.322 of 1959. It is not disputed that he died intestate in the

year 1964. According to the plaintiff on the death of poulose Mathai

the properties were inherited by his son, E.M.John and daughter,

Kunjeli who also died intestate. Defendant No.8 is the husband and

plaintiffs are the children of Kunjeli. Defendant No.1 is the wife of

E.M.John. Defendant Nos.2 to 7 are the children of the said John and

defendant No.1, Kunjeli and defendant No.8 has a son by name, Peter

and according to the plaintiffs he has relinquished his right in the suit

properties and accepted citizenship of the U.S.A. Plaintiffs claimed

that they are entitled to get 8/24 shares in the suit property and

S.A.No.425 of 2002 2

demanded partition and separate possession. Defendant No.7

contended that long before the death of poulose Mathai, Kunjeli was

given away in marriage to defendant No.8 on 19-02-1933 and at that

time she was paid Rs.5000/- by way of Streedhanam. Her claim over

the property of her father, Rs.5000/- was given at the time of marriage

by way of Sthreedhanam and hence she had no claim over the

properties of her father. Her legal heirs could not claim any share in

the suit properties. It is also contended that E M John was exercising

exclusive possession and enjoyment of the suit property from 1964

onwards and hence right if any of Kunjeli and her legal heir is lost by

adverse possession and the law of limitation. Trial court found that

succession opened only when poulose Mathai died intestate in the year

1964, the provisions of the Indian Succession Act alone applied in the

matter of succession and hence legal heirs of Kunjeli are entitled to

share in the suit properties. The plea of adverse possession and

limitation was found against defendant No.7. Accordingly, preliminary

decree was passed. First appellate court has concurred with the

findings of the trial court and confirmed the decree. It is contended by

learned counsel that since Kunjeli was given away in marriage on 19-

02-1933 giving her share in the property of her father, she had no

further claim and hence her legal heirs are not entitled to share in the

suit properties. Learned counsel invited my attention to section 28 of

S.A.No.425 of 2002 3

the Act. Counsel for plaintiffs would contend that no substantial

question of law is involved since the matter is settled by judicial

pronouncements that succession opened only on the death of poulose

Mathai in the year 1964 and hence, only the provisions of the Indian

Succession Act would apply in the matter of succession.

3. Assuming that Kunjeli was paid Streedhanam at the time of

her marriage on 19-02-1933, question is whether that would disentitle

her and on her death, her legal heirs to claim partition of the suit

properties which belonged to her father who died intestate in the year

1964. The Part B states (Laws) Act ,1951 came into force on 01-04-

1951 making provisions of the Indian Succession Act applicable to

persons who were till then governed by the Act (See Mary Roy Vs.

State of Kerala (AIR 1986 SC 1011). ‘Streedhanam’ is defined in the

Act under section 5 :

“Streedhanam means and includes money or

ornaments, or, in lieu of money or ornaments, any

property, movable or immovable, given or promised to

be given to a female or, on her behalf, to her husband or

to his parent or guardian by her father or mother or,

after the death of either or both of them, by any one

who claims under such father or mother, in satisfaction

of her claim against the estate of the father or mother”

Section 28 of the Act states,

“Without prejudice to the provisions of section 16, the

male heirs mentioned in group (1) of Section 25, shall be

S.A.No.425 of 2002 4

entitled to have the whole of the intestate’s property

divided equally among themselves, subject to the claims

of the daughter for Streedhanam. The Streedhanam

due to a daughter shall be fixed at one-fourth the value

of the share of a son, or Rs.5000/- whichever is less.

Provided that any female heir of an intestate to whom

Streedhanam was paid or promised by the intestate, or

in the intestate’s lifetime either by such intestate’s wife

or husband, or after the death of such wife or husband,

by her or his heirs shall not be entitled to have any

further claim in the property of the intestate when any

of her brothers (whether of the full-blood or of the half-

blood by the same father) or the lineal descendants of

any such deceased brother shall survive the intestate.

Any Streedhanam promised, but not paid by the

intestate shall be a charge upon his property.”

According to learned counsel for defendant No.7, the expression “shall

not be entitled to have any further claim in the property of the

intestate” would indicate that if Streedhanam has been paid the

daughter will not have any further claim in the property ie, any share

in the property which meant that her claim for share will remain if

streedhanam is not paid. This interpretation according to learned

counsel for plaintiffs is not sustainable.

4. A division bench of this court in Joseph Vs. Mary (1988

(2) KLT 27) stated in para 12,

“it is not seriously disputed that in view of section 28 of

the Travancore Christian Succession Act, daughter was

S.A.No.425 of 2002 5

not entitled to claim any share in the properties of the

father and was only entitled to claim Streedhanam.”

A learned Single Judge of this court in Issac Vs. Elamma (2005 (1)

KLT269) considered sections 5,26 and 29 of the Act and held that

payment of Streedhanam would not extinguish claim of the daughter

for inheritance on the death of her father intestate (after 01-04-1951).

On a reading sections 5, 28 and 29 of the Act what could be

understood is that the daughter has a money claim, if the Streedhanam

is not paid, with a charge over the property of the father. That does

not amount to a share in the property of the father. Succession could

open only on the death of the father intestate. In this case it happened

in the year 1964 when the Indian Succession Act governed the field in

the matter of intestate succession. Therefore the courts below are

justified in holding that Kunjeli was entitled to a share in the property

of her father and on her death, that right devolved on plaintiffs and

defendant No.8. The question raised by learned counsel is settled by

the authoritative pronouncements which I have stated above and

hence is not more a debatable issue so as to make it a substantial

question of law.

5. So far as plea of adverse possession is concerned Exts.A1

and A2 show that even in the year 1995, E M John sought consent of

plaintiffs and defendant No.8 for sale of the properties, thereby

S.A.No.425 of 2002 6

accepting and acknowledging their title also over the properties.

Hence the question of adverse possession also did not arise as rightly

found by the courts below.

The second appeal fails. It is dismissed in limine.

THOMAS P JOSEPH, JUDGE

Sbna/