High Court Kerala High Court

K.Mohan vs K.Nalini on 24 May, 2010

Kerala High Court
K.Mohan vs K.Nalini on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 387 of 1998()



1. K.MOHAN
                      ...  Petitioner

                        Vs

1. K.NALINI
                       ...       Respondent

                For Petitioner  :SRI.V.RAJENDRAN

                For Respondent  :SRI.K.G.GOURI SANKAR RAI

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :24/05/2010

 O R D E R
                      M.N. KRISHNAN, J.
                 = = = = = = = = = = = = = = =
                    A.S. NO. 387 OF 1998
                 = = = = = = = = = = = = = = =
              Dated this the 24th day of May 2010.

                       J U D G M E N T

This appeal is preferred against the judgment and

decree passed by the Subordinate Judge, Kasaragod in

O.S.124/94. The suit is one for cancellation of a gift deed

and for recovery of possession after removing the

unauthorized construction. The original plaintiff is the

executant of the gift deed. It is averred that she has not

executed any gift deed on her own volition and the first

defendant and her husband had played a fraud and mis-

representation on the original plaintiff and thus a

document was executed and registered on 16.4.78. It is

submitted that the original plaintiff was illiterate, unable

to understand the consequences of her action and

therefore the document is liable to be set aside. It is

contended that when the original plaintiff came to attend

a marriage the first defendant requested her that an

A.S. 387 OF 1998
-2-

authorisation letter is necessary for managing the plaint

schedule property and therefore she had affixed her

thumb impression to such a letter and therefore she has

not executed the gift deed. It is also contended that only

in the year 1991 she came to know about the execution

of the gift deed and thereafter has filed a suit.

2. On the other hand the only defendant at the

institution of the suit would contend that the gift deed is

executed by the mother on her own volition and free will

and the first defendant has accepted the gift and in

pursuance of the same had made a construction on the

property and therefore there are no grounds to set aside

the document.

3. In the trial court PWs.1 and 2 and DWs.1 and 2

were examined and Exts.A1 to A4 and B1 to B8 were

marked. During the pendency of the trial the original

plaintiff died and her legal representatives are impleaded

as supplemental 2nd plaintiff and supplemental

A.S. 387 OF 1998
-3-

defendants 3 to 5. The points that arise for

determination in the appeal are, (1) Whether there are

circumstances to set aside Ext.B1 document? and (2) Is

there anything to interfere with the finding rendered by

the lower Court?

Points 1 and 2:

4. These points are answered together for the

sake of convenience. Admittedly the relationship

between the original parties is that of a daughter and

mother. The case of the mother is that the daughter got

document executed under the pretext of an authorisation

document and therefore the document is vitiated by

fraud and mis-representation. On the contra the

daughter would contend that the mother had understood

the contents of the document and she had voluntarily

executed the gift deed on her own volition and free will

and so it does not call for any setting aside. The original

defendant has also got a case that really the mother has

A.S. 387 OF 1998
-4-

not understood the suit and it is the supplemental 2nd

plaintiff who is behind the screen. Now whatever it may

be when the matter reached the stage of trial the mother

was not alive and so the fight was between the 2nd

plaintiff and the first defendant. The 2nd plaintiff

admittedly is the eldest son of the original plaintiff. The

first defendant is the daughter and defendants 2 to 5 are

also other children of deceased Leela, the original

plaintiff.

5. So far as the execution of the document is

concerned it is submitted that a document has been got

registered. The signature in the document therefore

cannot be put into dispute. But I am conscious of the fact

that when a document is alleged to be executed by an illiterate

woman, the person who claims benefit under the

document under law has an obligation to prove that the

person who executed the document was aware of the

contents of the document and she had voluntarily

executed the same. So this depends upon the

A.S. 387 OF 1998
-5-

appreciation of the evidence and the subsequent conduct

of the parties. Now I will refer to the evidence available in

the matter.

6. PW1 and DW1 are the two rival claimants. The

evidence of PW1, (i.e. the supplemental 2nd plaintiff)

would at least reveal one fact that according to him he

was also available when the document was executed. The

2nd plaintiff and the other two sons of the original plaintiff

were available on the spot at the time of the execution of

the document. It is too far-fetched to think that a lady

namely first defendant would have been in a position to

over power them without permitting them to look into the

contents of the documents. One of the brothers namely

Sreedharan is an attesting witness to the document. 2nd

attesting witness is another brother. Sreedharan as DW2

has very clearly deposed that he along with his brother

had come all the way from Mangalore for the purpose of

standing as a witness to the document and at the time of

A.S. 387 OF 1998
-6-

the execution of the document mother was capable of

understanding the consequences of her action and

according to him she had put her signature or thumb

impression only after understanding the contents of the

document. It is also deposed by him that a scribe has

read over the document and the mother has agreed for

the same and that had led to the writing of the original of

the document and subsequent act of registration. The 2nd

plaintiff would submit that he was available in the house

when the document was registered. If he had any

apprehension in the mind certainly he would have raised

the same and certainly would not have kept quiet or

allowed the mother to keep quiet for a long period of 13

years to initiate any action. It has to be stated that fraud

cannot be inferred from conjectures and surmises. What

is a fraudulent action has to be proved. Similarly the

undue influence or mis-representation are also matters

which has to be specifically pleaded and proved. In order

A.S. 387 OF 1998
-7-

to prove undue influence one should prove that one party

was in a position to dominate the will of other party by

virtue of the position and get the document executed.

Admittedly the mother was not residing with the first

defendant and therefore the question of any domination

does not arise. So far as mis-representation is concerned

it has to be stated even according to the 2nd plaintiff the

first defendant and the mother were living together in the

property prior to the execution of the document. The

mother had understood the daughter and even according

to the 2nd plaintiff besides mother three other children

were available at the time of the registration of the

document. Men may lie but circumstances will never lie.

The two brothers who have got equal interest in the

mother had chosen to be the witness to the gift deed and

out of them one has mounted the box and had given

clear and cogent evidence regarding the execution and

understanding of the document by the mother. Why

A.S. 387 OF 1998
-8-

should he perjure and it is also interesting to note there is

no case for the supplemental 2nd plaintiff that the other

brothers have been won over by the 2nd defendant so as

to give evidence against him. So the evidence of DW1

and DW2 would clearly and convincingly establish about

the mental faculty of the mother, her execution of the

documents, the acceptance of the gift etc. The fraud and

the alleged mis-representation does not stand

established at all.

7. It is also to be held just because the first

defendant’s husband happened to be a Registrar, all the

officers working in the Department will support him.

There is always a presumption u/s 114 of the Evidence

Act and when a statutory act is done by a person in his

official capacity that he does follow the procedure to be

followed and then only do the act. So it has to be

presumed that the person who had registered the

document was totally aware of the act which he was

A.S. 387 OF 1998
-9-

performing and therefore it has to be also viewed in

favour of the first defendant.

8. Now regarding the conduct of the parties. Had

it only be an authorisation registered in 1978 under no

stretch of imagination one can expect the persons to

keep quiet till 1991. It has also to be stated that on the

strength of the document the first defendant has moved

in the right direction and had obtained a permit and

constructed a building, had changed the mutation in her

name and also the building tax assessment changed in

her name. Therefore she has acted upon on the basis of

Ext.B1 document. Though the 2nd plaintiff would contend

that the mother had paid tax up to 1981 or 1985 not even

a scrap of paper is forthcoming to establish the same. So

it has to be held that the evidence of DW1 and DW2 is

fully supported and corroborated by the subsequent

conduct of the parties.

A.S. 387 OF 1998
-10-

9. So far as the mother is concerned her capacity

to understand is established and therefore there is

nothing to prove regarding the inability element to her at

the time of the execution of the document. Therefore

from the materials available the Court below has rightly

found out that the original plaintiff namely Leela had

executed Ext.B1 fully understanding the contents of the

same and had voluntarily gifted the property which has

been accepted by the first defendant. Therefore there

are no grounds to set aside the findings of the Court

below. Hence the appeal fails and the same is dismissed

but without costs.

M.N. KRISHNAN, JUDGE.

ul/-

A.S. 387 OF 1998
-11-

M.N. KRISHNAN, J.

= = = = = = = = = =
A.S. No. 387 OF 1998
= = = = = = = = = = =

J U D G M E N T

24th May, 2010.