High Court Kerala High Court

Aravindakshi Amma vs Gopala Menon on 27 August, 2009

Kerala High Court
Aravindakshi Amma vs Gopala Menon on 27 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 563 of 1999(A)



1. ARAVINDAKSHI AMMA
                      ...  Petitioner

                        Vs

1. GOPALA MENON
                       ...       Respondent

                For Petitioner  :SRI.T.K.VENUGOPALAN

                For Respondent  :SRI.A.BALAGOPALAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/08/2009

 O R D E R
                                                                 CR

                       V. RAMKUMAR, J.
                 .........................................
                     A.S. No. 563 of 1999
            & Cross Objection No. 19 of 2009
                                   &
                       R.F.A. 43 of 2008
            & Cross Objection No. 18 of 2009
                 .........................................

         Dated, this the 27th day of August 2009


                           JUDGMENT

Defendants 3, 4, 7 and 9 to 14 in O.S. No. 631 of 1993

on the file of the first Addl. Sub Court, Ernakulam are the

appellants in A.S. No. 563 of 1999. Defendants 15 to 17 are

the appellants in R.F.A. No. 43 of 2008. The

aforementioned suit was one for partition and separate

possession of the plaintiffs’ 8/16 shares over two items of

immovable properties described in the plaint. Plaint A

schedule item No. 1 is shown as having an extent of 70 <

cents. Plaint A schedule item No. 2 lying comprised in two

survey numbers has a total extent of 3.51 acres. Plaint A

schedule item No. 1 is in Poonithura Village and item No. 2

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:2:-

is in Thrikkakara North Village of Ernakulam District.

PLAINTIFFS’ CASE

2. The case of the plaintiffs can be summarised as

follows:-

Plaint schedule properties belonged to the

Marumakkathayam tarvad of the plaintiffs 2 to 8 and

defendants 1 to 14 known as Andipillil Tarvad. In the year

1950 a partition took place in the said tarvad as evidenced

by Ext.A1 partition deed dated 1-11-1950 and plaint A

schedule item No. I was allotted to the tavazhi of Parukutty

Amma. The said partition was between defendants 1, 7 and

8 and Neelakanda Menon and their mother Parukutty

Amma. The plaint A schedule item No. 2 was acquired by

the tavazhi of Parukutty Amma as per Ext.A2 usfructory

mortgage dated 7th Edavam 1096 (corresponding to the

year 1921) executed by Parvathy Amma, the mother-in-law

of Parukutty Amma. Plaintiffs 2 to 8 are the children of

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:3:-

Padmavathy Amma who was one of the daughters of the

first defendant Narayani Amma who in turn was one of the

daughters of Parukutty Amma. Parukutty Amma and

Padmavathy Amma are no more. Defendants 2 to 4 are the

other children of the first defendant, Narayani Amma.

Defendants 5 and 6 are the children of the 2nd defendant.

Thus, plaintiffs 2 to 8 and defendants 1 to 14 are the

members of the tavazhi of Parukutty Amma who was the

common ancestress of the tarvad. The plaint A schedule

properties belonged to the said tavazhi. The properties are

in the joint possession of the plaintiffs 2 to 8 and defendants

1 to 14. The plaintiffs were given their share of income

from the properties up to December 1991. The assignment

deed executed by defendants 2 and 8 in favour of strangers

are void and not binding on the plaintiffs. Eventhough the

plaintiffs demanded partition and separate possession of

their share the defendants have not acceded to their

demand. The properties will fetch an annual income of

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:4:-

Rs. 10,000/-. The plaint schedule properties may, therefore,

be divided into 16 shares and the plaintiffs may be allotted

8 shares over the same with share of profits at the rate of

Rs. 5,000/- per annum.

THE DEFENCE

3. The suit was resisted by defendants 1,3,4,7, 9, 11

and 12 raising the following contentions:-

The plaint allegation that the plaint A schedule item

No. 1 property belonged to Andippillil Tarvad is false. It

was the property belonging to Andippillil Krishnan Menon.

The said Krishnan Menon gifted the property in favour of 11

persons as per a gift deed of the year 1099 ME

(corresponding to the year 1924). Out of the 11 persons

Ravunni Nair and Madhavi Amma died. The remaining 9

co-owners partitioned the properties as per Ext.A1

partition deed dated 1-11-1950. The plaint A schedule item

No.I was allotted to defendants 1, 7 and 8 and their

brother Neelakanda Menon and their mother Parukutty

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:5:-

Amma. It was not a tavazhi property and, therefore,

subsequently born children in the Andipillil tarvad have no

right over the property. Plaint A schedule item No. 2 also

did not belong to Andippillil tarvad. The said item

belonged to Kandangad Sankaran Padmanabhan, the

husband of Parukutty Amma and the father of defendants 1,

7 and 8 and deceased Neelakanda Menon. On the death of

Sankaran Padmanabhan, the half share he had over the

property devolved upon his wife Parukutty Amma and

children, Narayani Amma (D1), Karunakara Menon (D8),

Neelakanda Menon and Ammukutty Amma (D7). The other

half share devolved on Sankaran Padmanabhan’s mother

Parvathy. She gifted her share to the wife and children of

Sankaran Padmanabhan as per document No. 3177/1096

M.E. of S.R.O. Alangad. The plaintiffs have no right over

the said property. The share of Neelakanda Menon in the

suit properties was assigned in favour of the 8th defendant

as per Ext.B1 sale deed of the year 1116 and B2 sale deed

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:6:-

dated 21-10-1955. Parukutty Amma died in the year 1972.

Thereafter as per Ext.B3 partition deed dated 28-10-1981 of

S.R.O. Tripunithura, defendants 1, 7 and 8 partitioned the

properties among themselves. 8th defendant Karunakara

Menon assigned 10 cents of property in favour of the 15th

defendant and his wife the 16th defendant as per sale deed.

By his will dated 15-7-1989 Karunakara Menon bequeathed

his property to his children who are defendants 10 to 14.

The first defendant gifted her share over the properties to

her daughter Kamalakshi @ Thankam the 2nd defendant as

per Ext.B4 gift deed dated 4-3-1983. The 2nd defendant in

turn assigned the same to her children namely defendants 5

and 6. Defendants 5 and 6 assigned the property to

strangers. The plaintiffs have no right over the plaint

schedule properties. The plaint allegation that the plaintiffs

were given their share of income from the properties till

December 1991 is false. The properties will not fetch Rs.

10,000/- per annum as alleged. At the most they may fetch

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:7:-

Rs. 100/- per annum. The suit may be dismissed with

costs.

4. The 5th defendant filed a written statement

supporting the plaint averments and praying for partition

and separate allotment of her share with profits from the

suit properties.

5. The 13th defendant who is the daughter of the 8th

defendant Karunakara Menon filed a written statement

raising the very same contentions raised by defendants 1,

3, 4, 7 , 9 and 12. She further contended that plaintiffs 1 to

3 and Padmavathy Amma the wife of the first plaintiff and

mother of the other Plaintiffs were aware of the execution of

Ext.A1 partition deed and, therefore, the rights, if any, of

the plaintiffs have been lost by adverse possession and

limitation and that in the event of partition she may be

given the value of improvements effected by her.

6. Defendants 15 to 17 filed a joint written statement

raising the defences set up by other contesting defendants

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:8:-

and further contended as follows:-

Defendants 15 and 16 have purchased 10 cents of land

from 8th defendant Karunakara Menon and 17th defendant

has purchased 6.5 cents of land from the 2nd defendant

Kamalakshy Amma @ Thankam as per document No. 3191

of 1991. The properties are not partible. In case the suit is

decreed, the assignment in favour of defendants 15 to 17

may not be set aside. They have effected valuable

improvements in the properties purchased by them. In the

event of partition, they may be given the value of the

improvements. The suit is barred by limitation and is to be

dismissed with costs.

THE TRIAL

7. The court below framed the following issues for

trial:-

i) Whether the suit is time barred ?

ii) Whether the suit is bad for non-joinder of
necessary parties ?

iii) Whether the plaint schedule first item property

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:9:-

was the property of Andippillil Taravadu ?

iv) Whether the plaint schedule second item
property was the property of Andippillil Taravadu ?

v) Whether the alienations made by Neelakanda
Menon are valid ?

vi) Whether partition Deed No. 6143/1981 is
binding on the plaintiffs ?

vii) Whether the alienations made by defendants 1
and 2 are binding on the plaintiffs ?

viii) Whether the alienation made by the 8th
defendant is binding on the plaintiffs ?

ix) What is the share (if any) to which each of the
co-owners is entitled in the plaint schedule
properties ?

x) What is the amount (if any) to which
defendants 13 and 15 to 17 are entitled as value of
improvements ?

xi) What is the order as to costs ?

8. On the side of the plaintiffs the 6th plaintiff was

examined as P.W.1 and Exts.A1 to A4 were got marked.

On the side of the defendants the 3rd defendant was

examined as DW1 and Exts. B1 to B10 were got marked.

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:10:-

9. The learned Subordinate Judge, after trial as,

per judgment and decree dated 8-1-1999 passed a

preliminary decree for partition as follows:-

i) The plaint schedule properties will be divided by metes and
bounds into 15 shares.

ii) Defendants 1 to 7 and plaintiffs 2 to 8 are entitled to one
share each. Additional defendants 9 to 14 together are
entitled to one share.

iii) The plaintiffs will be put in possession of their joint
7/15 share.

iv) The fifth defendant will be put in possession of her share.

v) The plaintiffs and fifth defendant are allowed to realise
their share of income out of the shares of the other co-owners
who will be liable proportionate to their shares.

vi) The quantum of the share of income will be decided in
the final decree proceedings.

vii) The costs shall come out of the estate.

The case is adjourned sine die”.

It is the said preliminary judgment and decree which

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:11:-

are assailed in these appeals.

10. I heard Advocate Sri. T.K. Venugopalan the

learned counsel appearing for the appellants in A.S.

563/99, Advocate Sri. N.K. Subramonian , the learned

counsel appearing for the appellants in R.F.A. 43 of 2008

and Advocate Sri. Charles the learned counsel appearing

for the respondents/plaintiffs.

ARGUMENTS OF THE CONTESTING DEFENDANTS

11. On behalf of the appellants in the two appeals the

following submissions were made before me in support of

the appeals:-

An extent of 1.56 acres of land including the plaint A

schedule item No. 1 admeasuring 70 < cents belonged to

Andippillil Krishnan Menon, a member of the plaintiff's

tarvad. The said property was gifted by Krishna Menon

in favour of the following 11 members of the tarwad:-

             i)    Madhavi Amma

             ii)   Ravunni Nair

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008              -:12:-

             iii) Ayyappa Menon

             iv)   Parameswara Menon

             v)    Damodara Menon @ Govinda Menon

             vi)   Raghava Menon

             vii) Parukutty Amma

             viii) Narayani Amma (D1)

             xi)   Karunakara Menon (D8)

             x)    Neelakanda Menon

             xi)   Ammukutty Amma (D7)

The above gift was not in favour of any tavazhi but to

the named donees who were tenants -in-common. The

plaint A schedule item No. 1 is in the erstwhile Cochin

area. In the case of such a gift, even if both the donor as

well as donees are Marumakkathayees, contrary to the

views of the Madras and Travancore High Courts, the

Cochin High Court has always held that the donees take

the properties as co-owners or tenants-in-common. (See

Kalianikutty Amma v. Devaki Amma – 1950 KLT 705

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:13:-

F.B.) Among the aforesaid 11 persons who were co-

owners in respect of the plaint A schedule item No. I,

Madhavi Amma and Ravunni Nair died. O.S. 77/1125

M.E. (corresponding to the year 1950) was a suit filed by

Ayyappa Menon referred to above before the Anjikaimal

District Court seeking partition of the aforesaid property.

The surviving 8 co-owners were the defendants in the said

suit. Ext.B9 is the preliminary judgment dated 11-8-1950

passed in the said suit. Pending the said suit the parties

compromised and executed Ext.A1 partition deed dated 1-

11-1950. Ext.B7 compromise petition dated 15-11-1950

was also filed before Court. Ext.B8 final judgment and

Ext.B10 final decree dated 17-11-1950 were passed by the

court recording the compromise. Ext.B6 is the plaint in

O.S. No. 77 of 1925 referred to above. In the said suit

filed by Ayyappa Menon it was alleged that the property

was purchased by the 11 co-owners referred to above and

that defendants 1 to 3 therein viz., Parameswara Menon,

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:14:-

Damodara Menon @ Govinda Menon and Raghava Menon

were mismanaging the property and were creating

encumbrances over the property by mortgaging the same

in favour of strangers and 3rd defendant Raghava Menon

was fraudulently getting back the property from the

mortgagee. It was pending the said suit that Ext.A1

partition deed was executed as per which Ayyappa Menon

who was the plaintiff therein was allotted property worth

Rs. 150/- as branch No. I, Parameswara Menon was

allotted property worth Rs. 200/- as branch No. II, Govinda

Menon was allotted property worth Rs. 200/- as branch No.

III, Raghava Menon was allotted property worth Rs. 400/-

as branch No. IV and Parukutty Amma and her children

were allotted the present A schedule item No. I i.e.70 <

cents worth Rs. 150/- as branch No. V. The B schedule to

Ext.A1 partition deed enumerates the debts. It says that a

sum of Rs. 300/- payable to Raghava Menon by virtue of

Ext.A4 mortgage deed of 1120 M.E. is allotted to Raghava

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:15:-

Menon. B schedule to Ext.A1 further shows that a sum of

Rs. 150/- expended by Ayyappa Menon for conducting

Ext.B1 suit is allotted to him and Rs. 31/- is allotted to him

towards payment made to the jenmi Devaswom and Rs.

324/- and Rs. 95/- to the children of Ayyappa Menon due

under a decree. Ext.A4 is the mortgage executed

dishonestly by Parameswara Menon, Govinda Menon and

Madhavi Amma as alleged in Ext.B6 plaint. Ext.A4 recites

that Parameswara Menon and two others are executing

the mortgage for and on behalf of the tarvad. By virtue of

Secs. 53 and 54 of the Cochin Nair Act , written consent of

the major members of the tarvad was necessary for

alienating the tarvad property by way of mortgage. No

such written consent had been obtained. So Ext.A4

mortgage was invalid and not binding on the tarvad. That

was the reason why the mortgage debt under Ext.A4 was

not allotted to the 5th branch but to Raghava Menon.

From the very fact that the other family members were not

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:16:-

made liable for the debts, it is clear that Ext.A4 mortgage

was one executed dishonestly and not on behalf of the

tarvad. The present suit is filed 43 years after Ext.A1. If as

a matter of fact the plaint A schedule item No. I was a

tavazhi property, Padmavathy Amma, the mother of

plaintiffs 2 to 8 who died in the year 1966 would have

claimed partition. She not only did not claim partition but

was not allotted any share in Ext.B3 partition dated 28-10-

1981. Similarly, the plaint A schedule item No. 2

altogether admeasuring 3.51 acres belonged to

Kandangattu tarwad of which Sankaran Padmanabhan,

the husband of Parukutty Amma was a member. After the

death of Padmanabhan his half right devolved on his

widow Parukutty Amma and children and the other half

right to his mother Parvathy Amma. The said Parvathi

Amma gave a gift of her half right to Parukutty Amma

and her children as per document No. 3177/1096 of S.R.O.,

Alangad which was produced before the court below on 2-

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:17:-

12-1996 but was not marked and has been marked in this

appeal as Ext.B11. Ext.A2 is only a right to encumber the

property for 630/- rupees given as a usufructury mortgage

by Parvathy Amma to Parukutty Amma and her children.

Since Sec. 22 of the Travancore Nair Act, 1100 M.E. as per

which a gift or bequest by a Marumakkathayee husband to

his wife and children will enure to the puthravakasam

tavazhi of his wife and children has no application neither

document No. 3177/1096 nor Ext.A2 can be treated as an

acquisition by the tavazhi of Parukutty Amma so as to

enure to the subsequently born members of the said

tavazhi. Parvathi Amma who is the donor under document

No. 3177/1096 M.E. and the mortgagor under Ext.A2 not

being a father or husband the property dealt with under

these documents will not enure to the puthravakasam

thavazhi of Parukutty Amma and her children. The

property will only enure to the named donees namely

Parukutty Amma , the first defendant Narayani Amma, 7th

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:18:-

defendant Ammukutty Amma and 8th defendant

Karunakara Menon. The finding recorded by the court

below that plaint A schedule item No. 2 enured to the

tavazhi of Parukutty Amma is, therefore, unsustainable. As

per Ext.B3 partition deed dated 28-10-1981, Narayani

Amma the grandmother of plaintiffs 2 to 8 was allotted 12

= cents from plaint A schedule item No. I and 63 cents in

the property comprised in Sy. No. 691/2 of plaint schedule

item No. 2 and 12 cents in the property comprised in Sy.

Nos. 690/I C of plaint A schedule item No. 2. The first

defendant had gifted certain items to her daughter the 2nd

defendant as per Ext.B4 sale deed of the year 1993. From

out of the said property the 2nd defendant sold 6.5 cents to

the 17th defendant as per Ext.B5 sale deed dated 20-1-

1993. Likewise, the 8th defendant was allotted 45 < cents

from the plaint A schedule item No. 1 and 2.03 acres from

plaint A schedule item No. 2 as per Ext.B3 partition. He

had sold 10 cents out of the property allotted to him and

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:19:-

comprised in Sy. No. 691/2 to defendants 15 and 16

(husband and wife) as per document No. 3107/1989

S.R.O. Edappally. Merely because plaint A schedule item

No. 2 is given to Parukutty Amma and her children it

cannot be held that the mortgage enures to the share of

the tavazhi of Parukutty Amma so as to entitle plaintiffs 2

to 8 to claim a share. In (Kunju Ponnamma Gouri

Amma v. Parvathi Amma – 1969 KLR 902) it has been

held that the Ist defendant therein and her two minor

children who were the other members of her tavazhi to

whom properties were allotted on per capita basis and

included under one schedule would take the properties

were allotted on per capita basis and included under

one schedule would take the properties as tenants -in-

common and that the properties would not enure to the

tavazhi. There is no presumption that properties acquired

by a junior member are tarvad properties. (See Kalliani

Amma v. Rugmini – 1999 (3) KLT 98). It is only if the

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:20:-

tarvad is possessed of sufficient nucleus with which the

properties could have been acquired and the acquisition

was made utilising the nucleus, can there be a

presumption that the acquisition would enure to the tarvad

(See Chenthamarakshan v. Kondath Damodaran – ILR

1970 (Kerala) 65). In case, this Court upholds the

preliminary decree for partiion, since the impugned

transfers were effected after 1-12-1976 they were not void

attracting the decision of the Full Bench reported in

Ammalu Amma v. Lakshmy Amma – 1966 KLT 32

(FB). Hence, in the event of partition 10 cents

purchased by D15 and 16 from D8 may be allotted to D8

and 6.5 cents purchased by D17 from D2 may be allotted to

D2 or his son D6 so that the transferees can work out their

equities in the final decree proceedings. Eventhough the 13th

defendant had pleaded adverse possession and limitation, the

court below has not recorded any finding in that behalf.

JUDICIAL RESOLUTION

12. I am afraid that I cannot agree with the above

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:21:-

submissions made on behalf of the appellants.

13. Admittedly the parties belong to a

Marumakkathayam tarvad by name Andippillil of Ponnurunni

desom in Poonithura Village of Kanayannoor Taluk in

Ernakulam District. . Item I of plaint A schedule is situated in

Ponnurunni Desom and is known as Vadakke Andipilli paramba

having an extent of 70 < cents comprised in Survey No. 573/1

of Poonithura Village. Ponnurunni was admittedly a part of

the erstwhile Cochin State. Plaint A schedule item No. 2,

having a total extent of 3.51 acres is lying at Edappally in

Ernakulam District in two survey Nos. and is known as

Kadangattu paramba. Edappally was admittedly a part of the

erstwhile Travancore area. 1.03 acres out of the said 3.51

acres is comprised in survey No. 690/C and 2.48 acres is

comprised in Survey No. 691/2 of Thrikkakara North Village and

are lying contiguously. For a better comprehension of the

contentions of the parties, it is necessary to know the

relationship between the parties. The common ancestor of the

parties was one Nangeli Amma of Andipallil tarvad. Krishna

Menon, Madhavi Amma, Ravunni Nair, and Parukutty Amma

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:22:-

were the children of Nangeli Amma. Parameswara Menon,

Govinda Menon and Raghava Menon were the children of

Madhavi Amma. Karunakara Menon (D8), Neelakanda

Menon, Narayani Amma (D1) and Ammukutty Amma (D7) were

the children of Parukutty Amma whose husband was one

Sankaran Padmanabhan. Karunakara Menon died pending suit

and his legal representatives are his widow the 9th defendant

and childrens defendants 10 to 14. Kamalakshi @ Thankam

(D2), Aravindakshi Amma (D3), Ramachandran (D4) and

Padmavathy Amma are the children of first defendant Narayani

Amma. Defendants 5 and 6 are the children of 2nd defendant,

Kamalakshy Amma @ Thankam . The 6th defendant died

pending this appeal and respondents 12 and 13 in A.S. No.

563 of 1999 are his legal representatives. The first

plaintiff is the husband of Padmavathi Amma who died

prior to the suit and plaintiffs 2 to 8 are her children.

The following is the genealogy showing the

relationship between the parties:-

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:23:-

GENEALOGY

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:24:-

While in the case of all the members of Andippillil tarvad

there is evidence either oral or documentary to fix their

ancestry and lineage, in the case of Ayyappa Menon I have

not been able to fix his position in the genealogy except

that he is admittedly a member of the tarvad. There was

only a casual statement by DW1 Aravindakshy Amma to

the effect that Ayyappa Menon was her uncle . But it is

nobody’s case that Ayyappa Menon was the son of

Parukutty Amma so as to become DW1’s uncle .

14. I will first consider the nature and character of

plaint A schedule item No. I and the rival claims regarding

the said item. As mentioned earlier the said item is

situated in Ponnurunni Desom of Poonithura Village and

was part of the erstwhile Cochin State. The document as

per which this item was acquired has not been produced

before court by either of the parties. But there is intrinsic

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:25:-

evidence to show that this item was gifted by Krishna

Menon of Andippillil Tarvad in favour of 11 members of

the very same tarvad. Ext. B6 plaint in O.S. 77/1125 M.E.

makes mention of the above gift deed as document No.

1223/1099 M.E. (corresponding to the year 1924).

According to the appellants, this was an acquisition by 11

co-owners and the property was a co-ownership property.

First of all, as mentioned earlier the document of

acquisition is not before Court. Without having the

opportunity to consider the terms and conditions and the

recitals in the aforesaid gift deed it cannot be said that the

property was co-ownership property or even tavazhi

property. But then in Ext.B6 plaint in O.S. 77/1125 M.E.

filed by one of the donees under the aforesaid document

against the surviving 8 donees thereto, it is alleged that

on the death of Madhavi Amma and Ravunni Nair (the

two deceased co-donees) their rights devolved on the

surviving donees. If it was a co-ownership property then

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:26:-

the rights of Ravunni Nair and Madhavi Amma would not

have reverted to the surviving donees but would have

devolved on the personal heirs of Madhavi Amma and

Ravunni Nair. It was during the pendency of O.S. 77/1125

instituted by Ayyappa Menon against the other donees

under the gift deed of 1099 seeking a partition and

separate possession of the 1.56 acres of land including the

present plaint A schedule item No. I scheduled thereto, that

the parties to that suit came to a compromise. They

executed Ext.A1 partition deed dated 1-11-1950 subsequent

to the preliminary decree passed on 11-8-1950 as

evidenced by Ext.B9 preliminary judgment. Ext.B7

compromise petition dated 15-9-1950 was filed stating

that the parties have settled the dispute by executing

Ext.A1 partition deed. Accordingly, Ext.B8 and Ext. B10

final judgment and final decree dated 17-11-1950 was

passed recording the compromise. The executants to

Ext.A1 partition deed are :

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:27:-

i) Ayyappa Menon

ii) Parameswara Menon

iii)Govinda Menon

iv) Raghava Menon

v) Karunakara Menon

vi) Neelakanda Menon

vii)Parukutty Amma

viii)Narayani Amma

ix) Ammukutty Amma

The rank of the executants to Ext.A1 partition deed is

shown above their names in the genealogy given above.

The 1.56 acres of property including the present A schedule

item No. I (admeasuring 70 < cents) was divided and

allotted to five branches. Ayyappa Menon, Parameswara

Menon, Govinda Menon and Raghava Menon constituted

branch Nos. 1 to 4. Parukutty Amma and her children

namely Karunakara Menon, Neelakanda Menon , Narayani

Amma and Ammukutty Amma together constituted branch

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:28:-

No. 5. The plaint A schedule item No. 1 was allotted to the

5th branch, that is, Parukutty Amma and her children. It

is pertinent to note that the name of this property itself is

Vadakke Andippillil paramba. Even assuming that this

property was a co-ownership property, when it was

allotted in partition to the 5th branch consisting of

Parukutty Amma and her children, then in the hands of the

progeny of Parukutty Amma the property became

impressed with tarvad characteristics.

16. Under the Hindu Mithakshara Law the share

which a co-parcener obtains on partition of ancestral

property as regards his male issues is also ancestral in

character and they take an interest in such property by

birth whether they are in existence at the time of the

partition or are born subsequently. The property in his

hands has the incidents of right by birth and suvivorship.

The same principle has always been applied in the case of

a Marumakkathayee female obtaining property on

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:29:-

partition of ancestral property with the only difference that

members in a joint Hindu Marumakkathayam family

descent lineally from a common ancestress and by virtue

of the matrilineal system of inheritance female members

and their female descendants enjoy the status analogous

to that of co-parceners under the Hindu Marumakkathayam

Law. But the three degree rule of Mitakshara law

founded on religious obligation is not applicable to

Marumakkathayam law. Thus, the property of a

Marumakkathayam tarvad enures for the benefit of its

members who may be added in the future by births into

the family in the female line, the new members getting

forthwith a right by birth in the property. Therefore,

under the customary Marumakkathayam law a

subsequently conceived or born child gets a right by birth

in the property obtained by its mother by way of her

separate share in the partition of her ancestral properties.

In other words, after partition of the ancestral property the

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:30:-

share allotted to a female in her hands continues to retain

its character as tarvad property. Statutory intervention

into the customary Marumakkathayam Law by the Madras

Marumakkathayam Act, 1933, the Travancore Nair Act,

1100 M.E. , the Cochin Nair Act, 1113 M.E. etc. have not

effected any change in the prestine Marumakkathayam

law. See Mary v. Bhasura – 1967 KLT 430 – F.B.,

Parameswaran Pillai v. Ramakrishna Pillai – 1954 KLT

862 FB. Where property has been allotted to a natural

group consisting of a Marumakkathayam mother and her

children, they take such property as tavazhi property with

all its incidents. (See Nullikkodan v. Ayisumma – 2002

(3) KLT 883). In Ext.B6 plaint O.S. 77/1125 M.E. filed

before Anjikaimal District Court by Ayyappa Menon against

the other eight surviving donees under the gift deed of

1099 M.E. it is averred that on the death of Madhavi

Amma and Ravunni Nair, their share over the property

devolved on the remaining 9 donees. If the 11 persons who

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:31:-

got the property from their senior member under the gift

deed were tenants -in- common then, the interest of two of

the deceased donees should have devolved on their

personal heirs by virtue of Sec. 27 of the Cochin Nair Act,

1113. From the very fact that their shares were treated as

devolved on the remaining 9 co-donees, it is crystal clear

that even in the year 1950, the parties treated the property

as tavazhi property. Ext.A 4 mortgage with regard to plaint

A schedule item No. 1 executed by three senior members

of the tarvad also recites that the property is their tarvad

property. To crown all DW1 Aravindakshi Amma during

her cross-examination clearly admitted as follows:-

? (Q)

. A). Ext. A1

.

.

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:32:-

Thus, the only witness examined on the side of the

contesting defendants has admitted that gifts given by the

uncle to his own nephews and nieces were to enure to the

tavazhi and that in Ext.A1 partition that took place in the

Andippillil tarvad, Parukutty Amma and her children

separated as one tavazhi. Such being the position, it is

futile for the appellants to contend that plaint A schedule

item No. 1 allotted in partition to Parukutty Amma and

her children does not enure to the tavazhi of Parukutty

Amma and her descendants according to the tenets of the

prestine Marumakkathayam Law. The finding recorded by

the court below in this regard does not call for any

interference.

15. What now survives for consideration is the nature

of acquisition of plaint A Schedule item No.2. Ext.A2 is

the usufructory mortgage dated 7th Edavom 1096 M.E.

corresponding to the year 1921 executed by Parvathy

Amma, the mother-in-law of Parukutty Amma in respect of

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:33:-

the plaint A schedule item No. 2 known as Kadangattu

Paramba . Ext.A2 recites that the consideration for the

document proceeded from Parukutty Amma. The

document is in favour of Parukutty Amma and her minor

children. This mortgage was never redeemed by Parvathy

Amma. Under the Prestine Marumakkathayam Law

acquisition of a property in the name of mother and

children who form a natural group had always been

presumed to be on behalf of the tavazhi and even the

existence of an original nucleus was not considered

essential. (Vide Karthiyayini v. Parukutty – AIR 1957

Kerala 27, Lakhsmi v. Anandan – ILR 1982 (2) Kerala

377, Sarojini Amma v. Aboobacker – 1986 KLT 944

and P. Kamalam and Others v. Devaki and Others

2006 (2) KLT 499). The position is the same where a

Marumakkathayee male makes a gift in favour of his

nephews or nieces eventhough there is no statutoy

presumption in that behalf – See Tazhath Valappil

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:34:-

Prasanth v. Kalliani and Others – 2007 (2) KLT 992.

The statutory intervention in the from of Section 44 of the

Travancore Nair Act corresponding to Sec. 74 of the

Cochin Nair Act had not made any inroads into the rules of

customary Marumakkathayam law which stands unaffected

by the presumptions engrafted into the aforementioned

enactments. In the decision reported in 1969 KLR 902

(supra) cited on behalf of the appellants, the intention that

the gift ensured to the named donees only was gathered

from the recitals in the document. Moreover, that decision

is in line with the dissenting view of the learned Judge

himself in the decision reported in 1967 KLT 430 (FB)

(supra). The binding precedent is that of the Full Bench.

Thus, it is not necessary that the gift or bequest in favour

of the wife and children should invariably be made by a

Marumakkathayee husband so as to draw the presumption

that such gift or bequest enures to the puthravakasam

tavzhi of such wife. Any acquisition by a natural group

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:35:-

constituting a tavazhi as known to the Marumakkathayam

law will get impressed with all the tavazhi characteristics

and the children born through the female line will get a

right by birth over such properties. (See Mary v. Bhasura

Devi – supra). DW1, the only witness examined on the

side of the contesting defendants has unequivocally

admitted that plaint A schedule item No. 2 was obtained

by the tavazhi of her maternal grandmother, Parukutty

Amma. This is what she has deposed to :-

16. As for document No. 3177 of 1096 marked in this

appeal as Ext.B11, the same has really no connection

whatsoever with the property in question. Plaint A

schedule item No. 2 is not the property dealt with under

Ext.B11 and, therefore, the argument of the contesting

defendants based on Ext.B11 gift deed is wholly

untenable. That is presumably the reason why this

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:36:-

document although produced before the Court below was

not attempted to be marked on the side of the defendants.

Since the acquirers under Ext.A2 mortgage namely

Parukutty Amma and her minor children formed a natural

group, the property would enure to all the members of the

tavazhi of Parukutty Amma. It is pertinent in this

connection to note that in Ext.B3 partition dated 28-10-

1981 as per which Karunakara Menon , Narayani Amma

and Ammukutty Amma are alleged to have divided the

property to the exclusion of the other tavazhi members

including the plaintiffs, the title which is traced to plaint A

schedule item No. 2 is Ext.A2 mortgage and not Ext.B11

gift deed. This also re-inforces the plaintiffs’ case that this

item was acquired by Parukutty Amma and her children as

per Ext.A2 mortgage. In Gopalan v. Rajendran Nair

2000 (1) KLT 765 it has been held that a gift by a

brother to his sister to whom children were born

subsequently would not attract Sec. 22 of the Travancore

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:37:-

Nair Act 1101 M.E. and that it would enure to the tavazhi

of the donee sister. I, therefore, endorse the conclusion

reached by the court below with regard to the plaint A

schedule item No.2 as well.

17. Now coming to the plea of adverse possession

and limitation raised by the 13th defendant who is one of

the sons of 8th defendant Karunakara Menon, apart from

the fact no plea of ouster had been raised, no issue was

also framed by the court below in this behalf. The issues

were framed one decade ago and no exception has been

taken by the 13th defendant for the omission in framing an

issue in this behalf. Moreover, in the light of the decisions

of the Apex Court in E.T. Munichikkanna Reddy and

Others v. Revamma and Others – (2007) 6 SCC 59

and Hemaji Waghaji Jat v. Bhikhabhai Khengarbhai

Harijan and Others AIR 2009 SC 103 , the 13th

defendant cannot succeed on the said plea. All that apart,

in Ext.B3 partition, the title over the property is traced to

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:38:-

Ext.B2 usufructory mortgage. Ext.B3 partition was

entered into only on 28-10-1981 and the present suit has

been filed within 12 years of Ext.B3 partition. Hence,

there cannot be any question of adverse possession or

ouster.

WHAT IS THE CORRECT SHARE ?

MEMORANDA OF CROSS OBJECTIONS

18 AND 19 OF 2009

18. In both these appeals, the plaintiffs have filed

cross-objections taking exception to the total shares

arrived at by the court below. According to the

plaintiffs/cross objectors there were altogether 16 sharers

as on 1-12-1976 when the Kerala Joint Hindu Joint Family

System (Abolition) Act, 1975 came into force. Those

sharers are:-

i) Karunakara Menon (D8)

ii) Narayani Amma (D1)

iii) Ammukutty Amma (D7)

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:39:-

iv) Kamalakshi @ Thankam (D2)

v) Aravindakshi Amma (D3)

vi) Ramachandran (D4)

vii) Padmavathy Amma

viii)Balan (D6)

ix) Radha (D5)

x) 2nd plaintiff

xi) 3rd Plaintiff

xii) 4th plaintiff

xiii) 5th plaintiff

xiv) 6th plaintiff

xv) 7th plaintiff

xvi) 8th plaintiff

The court below, however, directed division of the

properties into 15 shares only. In my view the court below

was right in fixing the total shares at 15. Plaintiffs 2 to 8

were not justified in treating their mother Padmavathy

Amma as a sharer who was alive on 1-12-1976. She had

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:40:-

died in the year 1966. If so, the Memoranda of Cross

Objections filed in these appeals are without any merit and

are accordingly dismissed.

19. The only other surviving question is regarding

the assignments effected by defendants 2 and 8 with

regard to portions of the 2.48 acres of land which is a part

of plaint A schedule item No. 2. As per Ext.B5 sale deed

dated 20-1-1993 the 2nd defendant assigned 6.5 cents out

of 2.48 acres to the 17th defendant who has constructed a

two storied building by availing of a loan. As per I.A. No.

166 of 2009 D17 has produced the loan agreement and

the site plan pertaining to the 6 = cents of land.

Likewise, defendants 15 and 16 who are husband and wife

had purchased 10 cents of land from out of the 2.48 acres

from the 8th defendant as per a sale deed dated 24-4-

1989. They have constructed a single storied building in

the 10 cents of land. Defendants 15 and 16 have filed I.A.

No. 165 of 2009 producing the sale deed in their favour

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:41:-

and the site plan pertaining to the building. The Court

below treated the aforesaid sale deeds as null and void on

the ground that they were alienations of the undivided

share by members of an undivided Marumakkathayam

family. Reliance in this connection was made to

Antherman v. Kannan – 1960 KLT 1313 (FB) and

Ammalu Amma v. Lakshmi Amma – 1966 KLT 32 F.B.

But then, the lower Court failed to note that as on 1-12-

1976 there was a statutory partition of all Joint Hindu

Families in Kerala with the coming into force of the Kerala

Joint Hindu Family System (Abolition)Act, 1975 converting

the joint tenancies into tenants-in-concern. The

alienations in this case were after 1-12-1976. Hence, there

is nothing wrong in recognizing those alienations qua

the respective vendors and feeding the grant in favour of

the alinees by estoppal by invoking the principle

discernible from Sec. 43 of the Transfer of Property Act

and allotting the portions transferred to the share of the

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:42:-

transferors. As per the preliminary decree, both defendants 2

and 8 are each entitled to 1/15 shares over the 2.48 acres and

that will work out to 16.53 cents per share. It is hardly

necessary to mention that these assignees are entitled to

equitable treatment at the hands of the court. Hence, the

portions taken assignment of by D15 , D16 and D17 shall be

allotted to the share of their respective assignors in equity in

the final decree proceedings. Subject to the above, the

preliminary decree passed by the court below is confirmed.

In the result, these appeals are dismissed confirming the

preliminary decree passed by the court below subject to the

equitable reservation to be made in the final decree

proceedings in favour of D15 to D17, the assignees. No costs.

The Memoranda of Cross Objections are also dismissed as

indicated above.

Dated this the 27th day of August, 2009.

V. RAMKUMAR,
(JUDGE)

ani/

A.S. No. 563 of 1999
and
R.F.A. 43 of 2008 -:43:-

V. RAMKUMAR, J.

…………………………………..

A.S. No. 563 of 1999
&
R.F.A. 43 of 2008
…………………………………..

Dated, this the 27th day of August 2009

JUDGMENT