High Court Patna High Court

Ram Daras Tiwary vs Ishwar Dayal Tiwary on 3 December, 2010

Patna High Court
Ram Daras Tiwary vs Ishwar Dayal Tiwary on 3 December, 2010
Author: S.Nayer Hussain
                                     Appeal from appellate decree no.255 of 1991

                  Against judgment and decree dated 08.02.1991 passed by 7th Additional District
                  Judge, Bhojpur (Arrah) in Title Appeal No.20 of 1989 affirming the judgment and
                  decree dated 18.1.1989 passed by 3rd Munsif, Arrah in Title Suit No.11 of 1986.
                                                        ------

1. Jagdish Tiwary

2. Madan Tiwary Sons of Ram Daras Tiwary deceased

3. Ramadhar Tiwary

4. Rajesh Kumar Tiwary

5. Saraswati Devi

6. Ramawati Devi

7. Deovanti Devi Daughters of Ram DarasTiwary deceased

8. Nirmala Devi

All residents of village Bariswan, P.S. Shahpur, District-Bhojpur.

….Defendant-Appellant-Appellants.

-Versus-

1. Lalita Kuer, widow of Ishwar Dayal Tiwary deceased.

2. Prem Prakash Tiwary

3. Sri Prakash Tiwary Sons of Ishwar Dayal Tiwary deceased

4. Pushpa Devi

5. Kiran Devi

6. Usha Devi Daughters of Ishwar Dayal Tiwary deceased

7. Aruni Devi @ Buchan Devi
All residents of village Bariswan, P.S. Shahpur, District-Bhojpur.

…. Plaintiff-respondent-respondents.

———-

For the appellants : M/s Indu Shekhar Prasad Sinha, Senior Advocate,
Shivendra Narayan Sinha, Manish Kumar, Brajesh Kumar,
Shashi Nath Jha and Ujjawal Kumar Sinha, Advocates.

For the respondents : M/s Shashi Shekhar Dwivedi, Senior Advocate &
Ramesh Kumar Choudhary, Advocate.

——–

                  P R E S E N T:     HON'BLE MR. JUSTICE S.N.HUSSAIN
                                                    -----

S.N.Hussain, J.                    This second appeal was filed by the sole original defendant-

appellant-appellant against the sole plaintiff-respondent-respondent challenging

judgments and decree of both the courts below. During the pendency of this second

appeal, the appellant as well as the respondent died and their respective heirs were

substituted.

2. This second appeal arises out of Title Suit No.11 of 1986 which

was filed by the plaintiff-respondent with respect to lands of several plots and khatas
-2-

situated in villages-Barisawan, Vimari, Mahapur and Devaichkundi under Sahpur

Police Station within the district of Bhojpur detailed in Schedule-I of the plaint for

the following reliefs:

(a) Declaration that gift deed dated 01.12.1976 executed by
Dhurendhra Tiwary in favour of defendant was forged, fabricated
and for cancelling/setting it aside.

(b) A decree of cost of suit in favour of the plaintiff.

(c) Any other relief or reliefs to which the plaintiff is deemed entitled.

3. The claim of plaintiff was that the common ancestor of both the

parties was one Kritarath Tiwary who had five sons, namely Har Prasad, Har Sewak,

Mukhlal, Akchhaya Lal and Jageshar, out of whom Jageshar died issueless and both

the sons of Har Prasad, namely Saruha and Ramdas also died issueless. It is also

claimed that the plaintiff was the son of Akchhaya Lal and defendant was the son of

Harsewak, whereas Dhurendhar was the son of Mukhlal. The further claim of

plaintiff was that Dhurendhar and his brother also died issueless and hence the

branch of Har Prasad, Jageshar and Mukhlal extinguished without any heir and the

ancestral property which was coparcenery remained intact between the heirs of

Harsewak and Akchhaya Lal only, namely plaintiff and defendant, out of whom

defendant Ramdaras Tiwary, who remained in the village, was the Karta of the

family, whereas the plaintiff mostly remained outside being in military service. It is

also averred that due to quarrel between the lady members of the families of both

parties they began to live separately about six years prior to the filing of the suit, but

subsequently the plaintiff learnt that the defendant had fraudulently prepared a deed

of gift said to have been executed by Dhurendhar Tiwary in his favour with respect

to the suit property, whereafter the plaintiff obtained a certified copy thereof and

learnt that the deed of gift was illegal as the said Dhurendhar Tiwary was incapable

of understanding anything and remained in long illness and was not competent to

execute any such deed in respect of coparcenery properties.
-3-

4. On the other hand, the case of defendant-appellant was that the suit

was barred by the law of limitation as the suit was filed in the year 1986 challenging

the deed of transfer of 1976 without claiming any decree of title and possession or

even for partition. It was also claimed that there was a partition between the three

branches of the family, namely plaintiff, defendant and Dhurendhar Tiwary,

whereafter all the said branches came in exclusive possession of their respective

properties and they started separate dealing with them and also purchased properties

in their own names and sold properties exclusively, hence there was no question of

the entire family being coparcenery and the defendant being Karta thereof. The

further claim of defendant was that Dhurendhar Tiwary was mentally and physically

sound and alert and within his full senses while executing the deed of gift in favour

of the defendant who was looking after Dhurendhar Tiwary who being issueless had

no one else to care. Defendant further averred that Dhurendhar Tiwary himself got

permission from Chakbandi authority for executing the deed of gift on his own free

will. It was also contended that the deed of gift was a registered document having

been given effect to and the defendant was getting rent receipts of his share as well

as the purchased share of Dhurendhar, whereas the plaintiff was getting receipt of

only the 1/3rd portion of land allotted to him in partition and hence he had full

knowledge of the deed of gift of 1976, but he had filed the suit only in 1986 due to

his greed for the properties of Dhurendhar Tiwary.

5. After considering the pleadings of the parties, the trial court framed

the following issues for deciding the suit:-

               (i)     Whether the suit is maintainable?
               (ii)    Whether the plaintiff has got valid cause of action for the suit?

(iii) Whether the suit is barred by the law of limitation and the
principles of waiver and acquiescence?

               (iv)    Whether the suit is properly valued?
               (v)     Whether deed of gift dated 01.12.1976 is forged?
               (vi)    Whether the plaintiff is entitled for cost of the suit?
                                              -4-




               (vii)     Whether the plaintiff is entitled for any other relief or reliefs?



6. After considering the respective pleadings of the parties as well as

the evidence produced by them, Munsif-III, Ara decreed Title Suit No.11 of 1986

vide his judgment and decree dated 18.01.1989 after arriving at the following

findings:-

(a) The property in suit is joint family property and has not yet been
partitioned between the plaintiff and defendant, but both the
parties have been separately executing sale deeds with respect to
portions of the properties and purchasing other properties
independently. Hence, issue no.(v) is decided in favour of the
plaintiff and against the defendant.

(b) Issue nos.(i), (ii), (iii), (iv) and (vi) are also decided in favour of
the plaintiff and against the defendant.

(c) There is no necessity of deciding issue no. (vii) separately.

7. Against the aforesaid judgment and decree of the trial court, the

defendant-appellant filed Title Appeal No.20 of 1989. After considering the

respective claims of parties, the court of appeal below formulated following points

for deciding the appeal.

(i) Whether the branches of Kritarath Tiwary were joint at the
time of allege deed of gift or whether separation or partition
had already taken place at that time?

(ii) Whether Dhurendhar Tiwary had right to execute deed of gift
in respect of Schedule-I property of the plaint?

8. After considering the arguments of learned counsel for both the

parties and after perusing the evidence on record, 7th Additional District Judge,

Bhojpur dismissed Title Appeal No.20 of 1989 on contest with cost vide his

judgment and decree dated 08.02.1991 after arriving at the following findings:-

(a) Defendant had stated in his deposition that Dhurendhar Tiwary
was joint with him and he used to look after the properties of both
of them, therefore his deposition is against his own pleading of
-5-

previous partition and he had also not pleaded any case of re-
union.

(b) Separate acquisitions by separate coparcener are not evidence of
separation and even separate residence does not indicate
severance of joint status.

(c) Separate tax assessment and separate entries in record of rights
cannot legally indicate severance of joint status or any partition by
metes and bounds.

(d) Plaintiff has been able to prove that the ancestral property is still
joint and there had been no separation or partition by metes and
bounds.

(e) The gift by a coparcener of the coparcenery property is void in
law as coparcener is not entitled to execute deed of gift of joint
property of the family. Reference is made to Article 258 of
Mullah’s Hindu Law.

(f) Mere showing some circumstances with respect to separation in
the family cannot conclusively prove separation or partition by
metes and bounds.

(g) Unequivocal declaration of intention may be sufficient for
severance in status in joint family, but such intention must be
known to members, whereas in the instant case there is nothing on
record to show that any member of the joint family ever made any
unequivocal intention to separate or communicated it to other
members.

9. Against the aforesaid judgments and decree of the courts below,

defendant-appellant filed the instant second appeal which was admitted on

16.09.1991 by a bench of this court after framing following substantial questions of

law:-

(i) Whether the learned courts below erred in holding that the suit
was not barred under the law of limitation in view of Article
113 of the Limitation Act, 1963?

(ii) Whether the learned courts below committed any illegality in
passing the impugned judgments in so far as they have failed
to consider that for proving partition amongst coparceners it is
-6-

not necessary to prove partition by metes and bounds as it is
sufficient to prove partition by showing intention of the parties
to separate?

10. Subsequently when the second appeal was taken up for final

hearing by this court, learned counsel for the appellant raised another point as

substantial question of law which is as follows:-

(iii) Whether the suit is barred under the provision of Section 34 of
the Specific Relief Act, 1963?

11. Learned counsel for the defendant- appellants argued that the

instant suit was filed on 07.02.1986 challenging deed of gift dated 01.12.1976 (Ext.-

C) and hence being beyond three years it was clearly barred under Article 113 of the

Limitation Act, 1963. It was further argued that the right to sue accrued immediately

after the execution of deed of gift in question and hence according to the said

provision the suit was to be filed within three years from the date when the right to

sue accrued and hence it was clearly time barred, but the plaintiff wrongly took help

of Articles 56 and 59 of the Limitation Act claiming that he learnt about the deed of

gift in question only one month before the filing of the suit. He also averred that

transfer by a coparcener is barred under the Hindu Law and hence the gift deed in

question is a void document and where the deed of gift is void and mere declaration

is sought, only Article 113 of the Limitation Act would be applicable. In this regard,

he relied upon a decision of Calcutta High Court, in case of Kazem Sheik and others

Vs. Danesh Sheik, reported in (1897) 1 Calcutta Weekly Notes 574 as well as two

decisions of Patna High Court in case of Ghanshyam Chaudhury & Ors Vs. Basdeb

Jha and others, reported in (1921) LX I.C.529 (Patna) and in case of Bibi Saleha &

Others Vs. Md. Zakariya Khan & Others, reported in AIR 1950 SC 247.

12. Learned counsel for the appellants also argued that the idea of

jointness and partition in case of Mitakshara coparcenery under the Hindu Law is

defining of share of coparcener which may not be by metes and bounds as thereafter
-7-

smaller coparcenaries of each coparcener is created without partition by metes and

bounds. He further averred that the question is whether any coparcener, after such

partition, i.e. secession of joint status or definement of share, can transfer, manage or

deal separately and such partition can be manifested by different aspects as defined

by the Supreme Court in case of Smt. Krishna Bai Bharitar Ganpatrao Deshukh Vs.

Appa Saheb tujaramarao Nimbalkar & Ors, reported in 1979 (4) SCC 60. It is also

argued that the requirements mentioned in the aforesaid case law were present in

paragraph 20 of the judgment of the title appeal, but there was no appreciation of the

aforesaid aspect of law by the lower appellate court. He further stated that partition

by metes and bounds is not an essential ingredient of partition in a coparcenery of

Hindu Law as has been held in a decision of Apex Court in case of Kalyani (dead) by

L.Rs. Vs. Narayanan & Ors, reported in A.I.R.1980 SC 1173. He also relied upon a

decision of the Privy Council in case of Mt. Bahu Rani & another Vs. Thakur

Rajendra Baksh Singh, reported in A.I.R. 1933 PC 72.

13. Learned counsel for the appellants further contended that in

paragraph 10 of his written statement, the defendant had claimed his possession since

deed of gift, whereas in paragraph-9 of his written statement he has clearly

mentioned the fact which referred to Section 34 of the Specific Relief Act. Hence, he

stated that issue no.(i) framed by the trial court with regard to maintainability of the

suit also included its maintainability under Section 34 of the Specific Relief Act, but

no such point was formulated by the lower appellate court nor any discussion or

attention was attributed to such an important issue while the matter was being

decided by that court. Hence, he claimed that the case may be remanded to the

appellate court on this point. In this regard, he referred to a decision of the Apex

Court in case of Munilal Vs. Oriental Fire & General Insurance Co. Ltd. & another,

reported in (1996) 1 S.C.C. 90.

-8-

14. On the other hand, learned counsel for the plaintiff- respondents

argued that the question of limitation was neither raised by the defendant nor it was

pressed by him at the time of framing of the issues, nor any evidence was led by him

nor any argument with respect to it was made on behalf of the defendant either in the

trial court or in the lower appellate court and, accordingly, no finding was recorded

by either of the two courts below. Hence, he submits that a new question dependant

upon certain facts, which ought to have been proved, cannot be raised now at the

stage of second appeal. He also stated that if the document is sought to be declared

void, there will not be any question of limitation, especially in view of Article 59 of

the Limitation Act which provided three years time from the date of knowledge and

the plaintiff had sufficiently pleaded and proved that he came to know about the deed

of gift in question merely one month before the filing of the suit.

15. Learned counsel for the respondents also argued that for any act

there has to be an intention and a communication, but the defendant failed to show

any of them. It was further stated that there was sufficient pleadings duly proved by

evidence that there was no separation or partition or definement of share in the

family of common ancestor Kritarath Tiwary and only the plaintiff and defendant

were living separately since six years prior to the filing of the suit, hence,

coparcenery clearly subsisted. It was also asserted that defendant not only claimed

mere definement of share rather claimed complete partition by metes and bounds,

whereafter neither joint family, nor coparcenery existed since long. It was averred

that presumption of jointness in the family is strong in case of brothers and hence

entire onus was upon the defendant to disprove jointness, but he miserably failed to

support his pleading by any valid evidence and hence the courts below were justified

in disbelieving the defendant. It was further submitted that no doubt, a proposition

has been laid down by the Apex Court in case of Kalyani (dead) by L.Rs. Vs.

Narayanan & Ors, reported in A.I.R. 1980 S.C.1173 with regard to intention of
-9-

separation for division of right and property, but this proposition is of no help to the

defendant as there is no material or pleading regarding any intention or

communication.

16. Learned counsel for the respondents further argued that issue

no.(i) framed by the trial court was merely a formal issue of maintainability in which

there was no whisper about Section 34 of the Specific Relief Act. It was also

claimed that in the written statement also some facts were mentioned, but no such

issue was actually raised, hence neither any issue with respect to applicability of any

provision of Specific Relief Act was formulated by either of the courts below, nor

any evidence or arguments were led on that issue and hence the courts below were

quite justified in not considering the said non-existent issue. It was further claimed

that no foundational fact regarding applicability of any provision of the Specific

Relief Act in the instant suit is present either in the pleadings or in the evidence and

hence the defendant-appellants cannot be allowed to raise this point in a second

appeal.

17. So far the first question of law raised by the appellants with regard

to the suit being barred under the provisions of the Limitation Act, 1963 is

concerned, learned counsel for the appellants has relied upon Article 113 of the said

Act. The said Article provides that period of limitation for filing a suit for which no

period of limitation is provided elsewhere in the Schedule of the Act would be three

years from the date on which the right to sue had accrued. The suit out of which this

appeal has arisen has been filed for the sole purpose of declaration that deed of gift

dated 01.12.1976 executed by one Dhurendhar Tiwary in favour of defendant was

illegal and for cancelling/setting it aside. Thus, it is clear that the plaintiff was

claiming the said deed to be voidable document which was sought to be declared

void and the plaintiff never claimed that the said deed was an ab initio void

document fit to be ignored for declaration of his title. In the said circumstances,

– 10 –

Article 113 of the Act was not at all applicable to the facts and circumstances of the

case, as for such a suit period of limitation has been specifically provided under

Article 59 of the Act, according to which, the period of limitation for filing a suit to

cancel or set aside an instrument was three years from the date when the facts

entitling the plaintiff to have the instrument cancelled or set aside first became

known to him. In the said circumstances, the appropriate provision of law was

Article 59 and not Article 113 of the Act as per the specific facts of this case. Hence,

the period of limitation would be three years from the date of plaintiff’s knowledge

about the deed. Furthermore, the plaintiff had specifically pleaded and proved that he

learnt about the impugned deed of gift only one month before the filing of the suit.

As against the said claim of the plaintiff, the defendant miserably failed to produce

any evidence and hence both the learned courts below were quite justified in

concurrently holding that the suit was not barred by the law of limitation. In these

circumstances, the case laws relied upon by learned counsel for the appellants in case

of Kazem Sheik (supra), in case of Ghanshyam Chaudhury (supra) and in case of

Bibi Saleha (supra) are not applicable to the facts of this case as the instant suit was

not for declaration of plaintiff’s title after ignoring the deed of gift as ab initio void.

Hence, this question raised by learned counsel for the appellants fails.

18. So far the third question of law raised by the appellants with

regard to the suit being barred under the provision of Section 34 of the Specific

Relief Act, 1963 is concerned, the said issue had neither been raised by the defendant

in his written statement nor he got any such issue framed nor he raised the said issue

at the time of argument either in the trial court or in the lower appellate court.

Furthermore, no foundational fact regarding such an issue was present either in the

pleadings or in the evidence or even in the argument of defendant at any stage of the

suit. So far issue no.(i) framed by the trial court is concerned, it was a mere formal

issue regarding maintainability without any whisper being made with regard to any

– 11 –

provision of the Specific Relief Act and the said formal issue regarding

maintainability of the suit was, accordingly, decided by the learned courts below.

Furthermore, the plaintiff had been claiming exclusive possession of the suit

premises in his own right and it was only the deed of gift executed by Dhurendhar

Tiwary in favour of defendant which was creating a cloud over his claim. In this

regard, learned counsel for the appellants has relied upon a decision of the Supreme

Court in case of Munilal (supra), but the said decision was passed in a completely

different context on the question as to whether amendment of pleadings can be

allowed when a suit was filed for mere declaration without seeking any

consequential relief and hence the said ruling is not applicable to the facts and

circumstances of this case. Thus, the plaintiff was quite justified in filing the suit

only for declaration that the impugned deed of gift was illegal and for

cancelling/setting it aside, as he was already in possession on the basis of his own

right. In the said circumstances, the suit was clearly not barred under the provisions

of the Specific Relief Act and hence this question raised by learned counsel for the

appellants also fails.

19. So far the second question of law raised by the appellants with

regard to necessity of proving partition by metes and bounds in a case where

partition was amongst coparceners is concerned, learned counsel for the appellants

has relied upon Articles 220 and 228 of the principles of Mulla’s Hindu Law

(Twentieth Edition) as well as upon two decisions of the Apex Court in case of Smt.

Krishna Bai Bharitar Ganpatrao Deshukh (supra) and Kalyani (dead) by L.Rs (supra)

as well as a decision of the Privy Council in case of Mt. Bahu Rani & another

(supra).

20. Article 220 of the Mulla’s Hindu Law is with respect to incidents

of separate or self acquired property which provides that a Hindu, even if he be joint,

may possess separate property and such property would belong exclusively to him,

– 12 –

whereas Article 228 of the Hindu Law is with respect to separate property providing

that an acquisition in any of the ways provided therein would be separate property of

the acquirer, which includes obstructed heritage, gift, Government grant, property

lost to family, income of separate property, share on partition, property held by sole

surviving coparcener, separate earnings and gains of learning.

21. The Supreme Court in case of Smt. Krishna Bai Bharitar

Ganpatrao Deshukh (supra) specifically held that division of joint status may be

brought about by any adult member of the joint family by intimating, indicating or

representing to the other members in clear and unambiguous terms his intention to

separate and enjoy his share in the family property, in severality and such intimation,

indication or representation may be evidenced by an explicit declaration (written or

oral) or is manifested by conduct of the members of the family in dealing separately

with the former family properties. It was also held that service of notice or institution

of a suit by one member/coparcener against the other members/coparceners for

partition and separate possession may be sufficient to cause disruption of the joint

status.

22. So far the other decision of the Supreme court in case of Kalyani

(dead) by L.Rs. (supra) is concerned, it was held therein that partition in one sense is

a severance of joint status and coparcener of a coparcenery is entitled to claim it as a

matter of his individual volition and in this narrow sense all that is necessary to

constitute partition is a definite and unequivocal indication of his intention by a

member of the joint family to separate himself from the family and enjoy his share in

severality and such an unequivocal intention to separate brings about a disruption of

joint family status and thereby puts an end to the coparcenery. The Privy Council in

its decision in case of Mt. Bahu Rani and another (supra) had held that the principle

of joint tenancy appears to be unknown to Hindu Law except in case of coparcenery

between the members of the undivided Hindu family governed by Mitakshara law.

– 13 –

23. In view of the settled principles of law, no doubt partition by

metes and bound is not necessary in a Mitakshara coparcenery under the Hindu Law

as division of the joint status may be brought about by any adult member of the

coparcenery by intimating, indicating or representing to the other members in a clear

and unambiguous terms, his intention to separate and enjoy his family property, in

severality. But the aforesaid law also specifically provides that for any such division

there has to be an intention and a communication by the person who wants

separation. In the instant case, there is neither any pleading nor any evidence to show

that any one of the coparcenery ever sought any division of the joint status either

expressly or impliedly, rather it has been pleaded and proved that all the members of

the family were living jointly six years prior to the filing of the suit, i.e. much after

the execution of the impugned deed of gift. In the said circumstances, the aforesaid

case laws relied upon by learned counsel for the appellants are not applicable to the

facts of this case, as it was sufficiently proved that there was no intention of any

coparcener for separation or partition or definement of share in the family of

common ancestor Kritarath Tiwary and in that situation the sons and grand sons of

Kritarath Tiwary, including Dhurendhar Tiwary, died issueless in jointness leaving

only the plaintiff and the defendant, namely Ishwar Dayal Tiwary and Ram Daras

Tiwary and their respective children as coparceners.

24. Furthermore, the defendant had not only claimed definement of

share but had also claimed complete partition by metes and bounds between the

members of coparcenery, but although the entire onus of proving the same was upon

the defendant, he miserably failed to prove any separation or partition by metes and

bounds or definement of share or even any such intention of the donor or the donee.

In the said circumstances, the impugned deed of gift as claimed by the defendant was

executed by Dhurendhar Tiwary, although being a member of the coparcenery he

was not entitled to transfer any undivided interest in the coparcenery and any such

– 14 –

transaction without the consent of other members of the coparcenery was absolutely

illegal in view of the provisions of Article 256 and 258 of the Hindu Law. The

property being coparcenery, any transfer made by one of the coparceners without the

consent of other coparceners, cannot be challenged by any one other than the

coparceners and hence such transfers are voidable only at the instance of a

coparcener. Thus, the plaintiff being one of the coparceners was fully entitled to and

was quite justified in seeking the relief of declaration that the deed of transfer

executed by the other coparcener was illegal and for setting it aside, which was

rightly upheld by the learned courts below.

25. In the aforesaid facts and circumstances, it is quite apparent that

learned counsel for the appellants has failed to substantiate the questions raised by

him either in law or on facts. Accordingly, this second appeal fails and is dismissed,

but in the facts and circumstances of this case, there will be no order as to cost.

(S. N. Hussain, J.)

Patna High Court
Dated, the 03rd December, 2010.

A.F.R.

Sunil/