Supreme Court of India

Rangammal vs Kuppuswami & Anr on 13 May, 2011

Supreme Court of India
Rangammal vs Kuppuswami & Anr on 13 May, 2011
Author: G S Misra
Bench: J.M. Panchal, Gyan Sudha Misra
                                                                  REPORTABLE 


            IN THE SUPREME COURT OF INDIA

            CIVIL APPELLATE JURISDICTION



            CIVIL APPEAL NO. 562 OF 2003




RANGAMMAL                                                  .. Appellant



                               Versus



KUPPUSWAMI & ANR.                                         ..Respondents




                        J U D G M E N T 

GYAN SUDHA MISRA, J.

This appeal by special leave has been filed by the

appellant Tmt. Rangammal against the order dated

11.07.2002 passed by the learned single Judge of the High

Court of Judicature at Madras in Second Appeal No.

703/1992 by which the appeal was dismissed by

practically a summary order although the substantial

question of law which was formulated at the time of

admission of the appeal was as follows:

“Whether the sale deed executed by the

de facto guardian on behalf of the minor

without the permission of the court

could be held to be valid ?

2. However, on hearing the appeal in the light of

the prevailing facts and circumstances of the instant

matter, we are of the view that the question also arises

whether in a partition suit filed by the plaintiff/respondent

No.1 herein, the courts below could shift the burden of

proof on the defendant – appellant regarding the validity of

a sale deed, which was executed when the appellant was

admittedly a minor, contrary to the pleading in the plaint

filed in a suit for partition, who claimed title to the suit

land on the basis of the alleged sale deed. Still further the

question arises whether the question of limitation could

arise against the defendant/appellant shifting the burden

on her to challenge the sale deed, when the story of

execution of the alleged sale deed was set up by the

plaintiff/respondent No.1 in the plaint for the first time

when he filed partition suit against his brother, without

impleading the appellant, but claimed benefit of title to the

suit land on the basis of the alleged sale deed.

3. In order to decide the aforesaid controversy, it is

necessary to relate the facts giving rise to this appeal in

so

far as it is relevant which disclose that the appellant Tmt.

Rangammal was impleaded as second defendant in a suit

for partition bearing O.S. No. 255/1982 which had been

filed by one Kuppuswami plaintiff-respondent No.1 herein

in the court of District Munsif, Palani, against his brother

Andivelu who was the principal defendant/1st

defendant/respondent No.2 herein for partition and

separate possession, but the plaintiff also included the

property of the appellant-Rangammal in the schedule to

the plaint without including her as a party to the suit as it

was pleaded by the plaintiff-respondent No.1-Kuppuswami

that the share which originally belonged to the appellant-

Rangammal, was transferred to their predecessors, who

were father and uncle of the plaintiff and defendant

No.1/Respondent No.1 Andivelu, by way of a sale deed

dated 24.2.1951 executed in their favour by Kumara

Naicker who claimed to be the legal guardian of the

Rangammal when the appellant/Rangammal was

admittedly a minor and was barely few years old, less than

even three years. The sale deed was claimed to have been

4

executed for legal necessity in order to discharge the

debt

of the deceased mother of the appellant in the year 1951

which according to the case of the plaintiff-respondent No. 1

had been transferred to their branch by virtue of the

aforesaid sale deed executed on 24.2.1951 by the alleged

guardian of the appellant Kumara Naicker.

4. Since the appellant had not been impleaded in

the suit for partition although her property was included in

the partition suit between the two brothers i.e. plaintiff

Kuppuswami-respondent No.1 herein and Andivelu 1st

defendant -respondent No.2 herein, the appellant filed an

application for impleadment in the partition suit before the

trial court which was allowed.

5. The appellant herein who was impleaded as a

second defendant in the suit clearly pleaded that the

partition suit filed by Kuppuswami-plaintiff against his

brother Andivelu 1st defendant -respondent No.2 herein,

was collusive in nature as this was clearly to deprive the

5

appellant from her share by relying on an alleged sale deed

dated 24.2.1951 by fraudulently stating that the deceased

mother of the appellant was owing certain debt during her

lifetime and in order to discharge the same, the so-

called

legal guardian of the appellant Kumara Naicker executed a

sale deed in favour of the father and uncle of the plaintiff

and defendant No.1 who are respondents herein. It was,

therefore, submitted by the appellant/2nd defendant in the

suit that the sale deed dated 24.2.1951 alleged to have

been executed in order to discharge the debt of her

deceased mother, when the appellant was a minor, ought

not to be held legally binding on her and so as to include

her property for partition in the partition suit which had

been instituted by an altogether different branch of the

family who had separated more than three generations

ago. Hence she specifically pleaded that the partition suit

including her property was clearly collusive in nature and

therefore the suit was fit to be dismissed.

6

6. In order to appreciate whether the courts below

were justified in depriving the appellant Tmt. Rangammal

from her share, it appears necessary to relate some other

salient facts of the case leading up to the filing of this

appeal. The schedule-property comprising an area of 4

acres and 10 cents described in various survey numbers

originally belonged to one Laksmi Naicker-the common

ancestor of contesting parties who had two sons and an

oral partition had taken place between them in regard to the

properties of the joint family including the schedule-

property. Thereafter, a sale deed dated 24.2.1951 in

respect of the schedule-property was executed by Kumara

Naicker -alleged legal guardian of appellant-Rangammal

who was one of the sons of late Kumara Naicker and wife

of the elder son of Laksmi Naicker-Thottammal a cousin of

her son, who was descendent of Kumara Naicker. Kumara

Naicker, i.e. the son of the elder son of Laksmi Naicker

executed the sale deed on behalf of the appellant herein,

who was the daughter of younger son of Laksmi Naicker

and Andi Naicker was admittedly a minor, representing

himself as her guardian since she had lost both her father

7

and her mother at the time of the execution of the sale

deed. However, the appellant according to her case

continued in possession of half of the schedule property

according to the oral partition which had fallen into the

share of her father since the only brother of the appellant/

Rangammal had died unmarried. Thus, the appellant

continued to be in possession of half of the property without

any knowledge about the alleged sale deed.

7. The appellant’s case is that as she was a minor

and had lost both her parents, she was living with her

maternal uncle even at the time of the alleged sale. The

appellant’s case is that the suit was instituted between the

plaintiff-respondent No.1 herein and 1st defendant-

respondent No.2 herein under the pretext of partition but

in fact the idea behind institution of the suit was to oust

the appellant who continued to be in possession of half of

the share of the property being the sole legal representative

of the younger son of Laksmi Naicker who was Andi

Naicker. As already stated, the appellant in fact was not

even made a party in the partition suit initially but was

8

later impleaded as 2nd defendant after she filed an

application for her impleadment.

8. However, the High Court while dealing with the

second appeal arising out of the partition suit, cast the

burden completely on the appellant/2nd defendant to

prove that the property shown in the sale deed which fell

into the share of the appellant, was not for the purpose of

discharge of the liability of her deceased mother who

according to her case was not owing any debt to anyone

including Kumara Naicker. But the suit was finally

decreed in favour of the plaintiff/respondent No.1 holding

therein that the appellant’s deceased mother was owing

certain debts and for discharge of the same, the so-called

legal guardian of the appellant who was Kumara Naicker

executed a sale deed in favour of the plaintiff’s father and

defendant No.1’s father in respect of the entire property

of Rangammal and this was done ostensibly as the

appellant’s mother had to discharge certain debts which

she was owing to the plaintiff’s father during her lifetime.

Thus, the District Munsif, Palani, decreed the suit in favour

of the plaintiff/1st respondent herein Kuppuswami. While

9

doing so, the trial court recorded a finding that the sale

deed dated 24.2.1951 by which half share of the appellant

in the suit property was transferred when the appellant

was a minor had been executed by legal guardian Kumara

Naicker for legal necessity according to the case of the

appellant herein, Kumara Naicker the so-called legal

guardian was neither her natural guardian nor guardian

appointed by the court and hence the sale deed executed

by him to the extent of half share of the schedule property

of appellant-Rangammal was clearly void, illegal, inoperative

and hence not binding on her. The trial court decreed the

suit against which the appeal before the 1st appellate court

was dismissed. The matter then came up to the High Court

by way of a second appeal.

9. Learned counsel for the appellant while

challenging the judgment and orders of the courts below

submitted that the sale deed executed by the so-called de

facto guardian Kumara Naicker and Thottammal cannot be

held to be binding on her as she was a minor in the

custody of her maternal uncle and not Kumara Naicker –

father of the respondent No.2 and hence the sale deed

10

executed by him on her behalf was not binding on her as

the same was executed in order to deprive her of her half

share in the disputed property which is situated on the

eastern portion of the schedule property.

10. The learned single Judge of the High Court

however was pleased to dismiss the second appeal holding

therein that the present suit out of which the second

appeal arose was filed in the year 1982 which was after 31

years of the execution of the sale deed dated 24.2.1951.

The single Judge further observed that if the appellant

Tmt. Rangammal was aggrieved of the sale deed executed

by the de facto guardian, she ought to have challenged it

within three years from the date of attaining majority. The

High Court went on to hold that until the date of filing of

the present suit by the 1st respondent and even thereafter,

the appellant had not chosen to challenge the sale deed

executed by the de facto guardian and she never asserted

any title in respect of the suit property irrespective of the

sale deed in order to establish that she was aggrieved of

the sale deed and hence it was too late for the appellant to

11

raise such a plea in the High Court by way of a second

appeal.

11. We have heard learned counsel for the parties at

length and on a consideration of their submissions in the

light of the judgments and orders of the courts below,

specially the High Court, we are clearly of the view that the

High Court as also the courts below have clearly

misconstrued the entire case of the plaintiff as well as the

respondents and tried it contrary to the pleadings. The

High Court has recorded that “the present suit which was

filed in the year 1982, is after 31 years” i.e. after 31 years of

the execution of the sale deed dated 24.2.1951. But it can

be instantly noticed that the High Court has fallen into a

crystal clear error as it has patently and unambiguously

missed that the suit had not been filed by the appellant

Tmt. Rangammal as she was the 2nd defendant who was

later impleaded in the suit but the partition suit had been

filed by the plaintiff-Kuppuswami-respondent No.1 herein

against his brother the 2nd respondent-Andivelu-1st

defendant which was a suit for partition of the property

but while doing so he included and asserted title to the

12

property in the schedule of the plaint which admittedly had

fallen into the share of the appellant’s deceased-father

which devolved upon her after the death of her father,

mother and brother who died unmarried. But it is the

plaintiff/respondent No.1 who came up with a case in the

plaint that this property was transferred for legal necessity

by the so-called legal guardian of the appellant by

executing a sale deed on 24.2.1951 in favour of the

respondents predecessors who were father and uncle of the

plaintiff and 1st defendants/respondents herein.

12. The learned single Judge of the High Court as

also the trial court and the lower appellate court thus have

lost sight of the fact that it is the plaintiff/respondent No.1

herein who had come up with a case that the half share of

the disputed property which on partition had fallen into

the share of the appellant’s father was sold out by

Kumara Naicker as guardian of the appellant-who was a

minor in order to discharge some debt which the appellant’s

deceased mother was alleged to be owing. However the

disputed property which was sold in order to discharge the

alleged burden of debt vide sale deed dated 24.2.1951 was

13

purchased by the plaintiff-1st respondent’s father Arumuga

Gounder and their uncle Kumara Naicker which means

that the legal guardian Kumara Naicker claims the property

of the appellant who was minor and then sold it to himself

and nephew Arumuga Gounder. Furthermore, it is also

the plaintiff’s case that the property which had fallen into

the share of Tmt. Rangammal had been sold out by

Kumara Naicker to the father of Kuppuswami-Arumuga

Gounder and Andivelu who was his own son.

13. Therefore, it is more than apparent that when

the plaintiff/respondent came up with a case of execution

of sale deed on 24.2.21951 for half of the schedule

property/disputed property alleged to have been sold out

for legal necessity which had fallen into the share of

appellant Rangammal, the burden clearly lay on the

plaintiff/respondent No.1 to discharge that the sale deed

executed by Kumara Naicker to his own son and nephew

Arumuga Gounder in regard to the share which had

admittedly fallen into the appellant share Rangammal

who was a minor, was sold for the legal necessity. But this

burden by the trial court was wrongly cast upon the

14

appellant/Rangammal to discharge, although, it is well-

settled that the party who pleads has also to prove his

case.

14. Section 101 of the Indian Evidence Act, 1872

defines `burden of proof’ which clearly lays down that

whosoever desires any court to give judgment as to any

legal right or law dependent on the existence of facts which

he asserts, must prove that those facts exist. When a

person is bound to prove the existence of any fact it is

said that the burden of proof lies on that person. Thus, the

Evidence Act has clearly laid down that the burden of

proving fact always lies upon the person who asserts.

Until such burden is discharged, the other party is not

required to be called upon to prove his case. The court has

to examine as to whether the person upon whom burden

lies has been able to discharge his burden. Until he

arrives at such conclusion, he cannot proceed on the basis

of weakness of the other party. In view of this legal position

of the Evidence Act, it is clear that in the instant matter,

when the plaintiff/respondent No.1 pleaded that the

disputed property fell into the share of the plaintiff by

15

virtue of the sale deed dated 24.2.1951, then it was clearly

for the plaintiff/respondent No.1 to prove that it was

executed for legal necessity of the appellant-while she was

a minor. But, the High Court clearly took an erroneous

view while holding that it is the defendant/appellant who

should have challenged the sale deed after attaining

majority as she had no reason to do so since the plaintiff

/respondent No.1 failed to first of all discharge the burden

that the sale deed in fact had been executed for legal

necessity of the minor’s predecessor mother was without

permission of the court. It was not the

defendant/respondent who first of all claimed benefit of the

sale deed or asserted its genuineness, hence the burden of

challenging the sale deed specifically when she had not even

been dispossessed from the disputed share, did not arise at

all.

15. Plethora of commentaries emerging from series

of case laws on burden of proof which are too numerous

to cite, lay down that when a person after attaining

majority, questions any sale of his property by his guardian

during his minority, the burden lies on the person who

16

upholds/asserts the purchase not only to show that the

guardian had the power to sell but further that the whole

transaction was bona fide. This was held in the case of

Roop Narain vs. Gangadhar, 9WR 297, as also in Anna

Malay vs. Na U Ma, 17C 990. Thus when the

plaintiff/respondent No.1 came up with a case that the

minor’s share/appellant herein was sold for legal necessity

by her uncle Kumara Naicker, then it was the

plaintiff/respondent No.1 who should have discharged the

burden to prove that the minor/appellant’s share had been

sold of by the de facto guardian Kumara Naicker without

permission of the court, could be held to be legal and valid

so as to include the same in the partition suit between two

brothers, which has not been discharged at all by the

plaintiff/respondent No.1. In fact, the real brother of

plaintiff Kuppuswami who is defendant No.1/respondent

No.1 herein Andivelu has also not supported the case of the

plaintiff that the half share of appellant/Rangammal in the

disputed property was sold out vide sale deed dated

24.2.1951 for legal necessity without permission of the

Court and hence defendant No.1/respondent No.2 also has

17

not supported the case of the plaintiff/respondent No.1 on

this count.

16. The plaintiff/respondent No.1 therefore has

miserably failed to prove his case as per his pleading in the

plaint and the burden to prove that the sale deed in fact

was valid has not even been cast on plaintiff/respondent

No.1 that the share of appellant-Rangammal had been sold

out by Kumara Naicker vide sale deed dated 24.2.1951 for

consideration without permission of the Court when the

appellant was a minor.

17. The High Court, therefore, has fallen into an

error while observing that the appellant/defendant No.2 in

the suit should have assailed the sale deed and cannot do

so after 31 years of its execution when it is unambiguously

an admitted factual position that it is the

plaintiff/respondent No.1 who had filed a suit for partition

against his brother defendant No.1/respondent No.2 and in

that partition suit it was plaintiff/respondent No.1 who

banked upon the story that a sale deed had been executed

by his Uncle Kumara Naicker who claimed it to be the legal

guardian of the appellant-Rangammal who admittedly was a

18

minor for legal necessity which was to discharge the debt of

the appellant’s deceased mother. Hence, in view of Section

101 of the Indian Evidence Act, 1872 it is the

plaintiff/respondent No.1 who should have first of all

discharged the burden that in fact a sale deed had been

executed for the share which admittedly belonged to

appellant-Rangammal in order to discharge the burden of

debt for legal necessity and for the benefit of the appellant

who admittedly was a minor.

18. When the plaintiff-respondent No.1-Kuppuswami

came with a specific pleading for the first time in a partition

suit that the appellant’s share had been sold out by her de

facto guardian Kumara Naicker without even the permission

of the court, it was clearly the plaintiff/respondent No.1

who should have discharged the burden that the same was

done for legal necessity of the minor in order to discharge

the debt which the deceased mother of the appellant was

alleged to have been owing to some one. When the

plaintiff/respondent No.1 failed to discharge this burden,

the question of discharge of burden to disprove the sale

deed by the 2nd defendant/appellant-Rangammal do not

19

arise at all as per the provisions of Evidence Act. It may be

relevant at this stage to cite the ratio of the decision of this

Court delivered in the matter of Subhra Mukherjee vs.

Bharat Coaking Coal Ltd, AIR 2000 SC 1203, whether the

document in question was genuine or sham or bogus, the

party who alleged it to be bogus had to prove nothing until

the party relying upon the document established its

genuineness. This was the view expressed by this Court in

the matter of Subhra Mukherjee vs. Bharat Coaking Coal

Ltd, AIR 2000 SC 1203 = 2000 (3) SCC 312. This case

although did not relate to a suit for partition or question

relating to minority, it was a case wherein the appellant

refused to hand over possession of property to the

respondent-government company when ordered to do so.

Instead she filed a suit for declaration of title in respect of

property. The evidence of plaintiff/appellant indicated

several discrepancies and inconsistencies due to which

the trial court dismissed the suit but the 1st appellate court

and the High Court, had allowed the appeal which was

upheld by the Supreme Court as it was held that the High

Court rightly allowed the respondent’s/government

20

company’s second appeal and rightly found that the sale in

favour of the appellant was not bona fide and thus confer

no rights on them.

19. Application of Section 101 of the Evidence Act,

1872 thus came up for discussion in this matter and while

discussing the law on the burden of proof in the context of

dealing with the allegation of sham and bogus

transaction, it was held that party which makes allegation

must prove it. But the court was further pleased to hold

wherein the question before the court was “whether the

transaction in question was a bona fide and genuine one”

so that the party/plaintiff relying on the transaction had to

first of all prove its genuineness and only thereafter would

the defendant be required to discharge the burden in order

to dislodge such proof and establish that the transaction

was sham and fictitious. This ratio can aptly be relied

upon in this matter as in this particular case, it is the

plaintiff/respondent No.1-Kuppuswami who relied upon

the alleged sale deed dated 24.2.1951 and included the

subject-matter of the property which formed part of the sale

deed and claimed partition. This sale deed was denied by

21

the defendant/appellant on the ground that it was bogus

and a sham transaction which was executed admittedly in

1951 when she was a minor. Thus, it was the

plaintiff/respondent No.1 who should have first of all

discharged the burden that the sale deed executed during

the minority of the appellant was genuine and was fit to be

relied upon. If the courts below including the High Court

had felt satisfied on this aspect, only then the burden

could be shifted on the defendant/appellant to dislodge

the case of the plaintiff that the sale deed was not genuine.

But when the plaintiff merely pleaded in the plaint but

failed to lead any evidence – much less proof, that the sale

deed was genuine and was executed in order to discharge

the burden of legal necessity in the interest of minor, then

the High Court clearly misdirected itself by recording in

the impugned order that it is the defendant/appellant

herein who should have challenged the genuineness of the

sale deed after attaining majority within the period of

limitation.

20. Since the High Court has misplaced burden of

proof, it clearly vitiated its own judgments as also of the

22

courts below since it is well established dictum of the

Evidence Act that misplacing burden of proof would vitiate

judgment. It is also equally and undoubtedly true that

the burden of proof may not be of much consequence after

both the parties lay evidence, but while appreciating the

question of burden of proof, misplacing of burden of proof

on a particular party and recording findings in a particular

way definitely vitiates the judgment as it has happened in

the instant matter. This position stands reinforced by

several authorities including the one delivered in the case

of Koppula Koteshwara Rao vs. Koppula Hemant Rao,

2002 AIHC 4950 (AP).

21. It has been further held by the Supreme Court in

the case of State of J & K vs. Hindustan Forest Company,

2006 (12) SCC 198, wherein it was held that the onus is on

the plaintiff to positively establish its case on the basis of

material available and it cannot rely on the weakness or

absence of defence to discharge onus.

22. It was still further held by this Court in the

matter of Corporation of City of Bangalore vs. Zulekha Bi,

2008 (11) SCC 306 (308) that it is for the plaintiff to prove

23

his title to the property. This ratio can clearly be made

applicable to the facts of this case for it is the plaintiff who

claimed title to the property which was a subject-matter of

the alleged sale deed of 24.2.1951 for which he had sought

partition against his brother and, therefore, it was clearly

the plaintiff who should have first of all established his case

establishing title of the property to the joint family out of

which he was claiming his share. When the plaintiff

himself failed to discharge the burden to prove that the sale

deed which he executed in favour of his own son and

nephew by selling the property of a minor of whom he

claimed to be legal guardian without permission of the

court, it was clearly fit to be set aside by the High Court

which the High Court as also the courts below have

miserably failed to discharge. The onus was clearly on the

plaintiff to positively establish his case on the basis of

material available and could not have been allowed by the

High Court to rely on the weakness or absence of defence

of the defendant/appellant herein to discharge such onus.

23. The courts below thus have illegally and

erroneously failed not to cast this burden on the

24

plaintiff/respondent No.1 by clearly misconstruing the

whole case and thus resulted into recording of findings

which are wholly perverse and even against the admitted

case of the parties.

24. It is further well-settled that a suit has to be

tried on the basis of the pleadings of the contesting parties

which is filed in the suit before the trial court in the form

of plaint and written statement and the nucleus of the

case of the plaintiff and the contesting case of the

defendant in the form of issues emerges out of that. This

basic principle, seems to have been missed not only by the

trial court in this case but consistently by the first

appellate court which has been compounded by the High

Court.

25. Thus, we are of the view, that the whole case out

of which this appeal arises had been practically made a

mess by missing the basic principle that the suit should

be decided on the basis of the pleading of the contesting

parties after which Section 101 of The Evidence Act would

come into play in order to determine on whom the burden

falls for proving the issues which have been determined.

25

26. We further fail to comprehend as to how the

basic case pleaded by the plaintiff had been misconstrued

and the burden of discharge of genuineness, veracity and

legal efficacy of the sale deed dated 24.2.1951 was shifted

on the appellant-Rangammal clearly missing that it is the

plaintiff’s/respondent No.1 case who was bent upon to

include Rangammal’s property also for partition by relying

upon the story of execution of sale deed when the partition

suit was between the two brothers who were plaintiff-

Kuppuswami and defendant No.1-Andivelu.

27. Coming now to the next question, we are unable

to appreciate as to how the High Court has held that the

delay in challenging the sale deed of 1951 should have

been done at the instance of the 2nd defendant-appellant

herein when it is the plaintiff who brought the

theory/story of execution of the sale deed of appellant

Rangammal’s property into the branch of

plaintiff/respondents’ branch by pleading and asserting

that this had fallen into the share of their predecessor as

one of the predecessors was the de facto guardian of the

appellant Rangammal. In fact, if there was a dispute about

26

the genuineness and veracity of the sale deed and the

appellant was in occupation of her share, then it is the

plaintiff who should have filed a suit claiming title on the

basis of the sale deed which was claimed to have been

executed in their favour by the de facto guardian of

Rangammal when she was a minor before this property

could be included in the suit for partition between the

brothers excluding the 2nd defendant/appellant Rangammal

and the consequence of not doing so or delay in this

regard, obviously will have to be attributed to the

plaintiff/respondent.

28. Thus, the High Court fell into a clear error when

it observed that the suit was barred by limitation as it had

been filed after 31 years of the execution of the sale deed

which on the face of it is factually incorrect. The High

Court has clearly erred while recording so, as it seems to

have missed that the suit had not been filed by the

appellant herein but she was merely contesting the suit as

the 2nd defendant by getting herself impleaded in the

partition suit when it came to her knowledge that the

property which is in her occupation and possession has

27

also been included in the schedule in the suit for partition

between plaintiff/respondent No.1 herein-Kuppuswamy

and the 1st defendant/respondent No.2 herein-Andivelu

and when she received the copy of the plaint, execution of

the alleged sale deed way back in 1951 was disclosed to

her for the first time. Hence, there was no cause of action

for her to file a suit challenging the alleged sale deed as

knowledge of the same cannot be attributed to her in this

regard as she asserted actual physical possession on her

share.

29. The appellant who claimed to be in occupation

and peaceful possession of her share to the extent of half

which is situated on the eastern side of the schedule

property, had no reason to file a suit assailing the sale

deed when she was in actual physical possession of her

share and suddenly out of the blue, a partition suit was

filed by the plaintiff/respondent No.1 wherein the property

of the appellant also was included in the schedule of the

partition suit which was to be partitioned between the two

brothers by metes and bounds by setting a cooked up story

that the appellant’s share, who belonged to an altogether

28

different branch of the family, had been given away by her

de facto guardian Kumara Naicker by executing a sale deed

in favour of the respondents’ predecessor way back on

24.2.1951 when the appellant admittedly was a minor.

30. We are, therefore, constrained to partly set aside

the judgment and order of the High Court in so far as the

share of the appellant Rangammal is concerned and

consequently the decree passed by the trial court, upheld

by the first appellate court and the High Court which had

been illegally decreed including the share of the appellant

-Rangammal which had not devolved on the family of the

plaintiff/respondent No.1 and defendant No.1/respondent

No.2, but was claimed on the basis of a sale deed which

could not be proved either by evidence or law, is fit to be set

aside.

31. It hardly needs to be highlighted that in a suit

for partition, it is expected of the plaintiff to include only

those properties for partition to which the family has clear

title and unambiguously belong to the members of the joint

family which is sought to be partitioned and if someone

else’s property meaning thereby disputed property is

29

included in the schedule of the suit for partition, and the

same is contested by a third party who is allowed to be

impleaded by order of the trial court, obviously it is the

plaintiff who will have to first of all discharge the burden of

proof for establishing that the disputed property belongs

to the joint family which should be partitioned excluding

someone who claims that some portion of the joint family

property did not belong to the plaintiff’s joint family in

regard to which decree for partition is sought.

32. However, we make it clear that the decree which

has been passed by the trial court in so far as partition

between plaintiff/respondent No.1 and defendant

No.1/respondent No.2 is concerned, shall remain in tact

but the said decree shall exclude the property which had

fallen into the share of appellant-Rangammal but was

claimed to have been transferred to the branch of the

plaintiff and 1st defendant-respondents herein vide sale

deed dated 24.2.1951 The trial court being the court of

District Munsif, Palani, accordingly shall modify the decree

passed in O.S. No.255 of 1982 by excluding the share of

the appellant -Rangammal claimed on the basis of the sale

30

deed dated 24.2.1951. Thereafter, if the decree is put to

execution, the executing court shall ensure that such

portion of the property which is in occupation of

Rangammal which was alleged to have been sold vide sale

deed dated 24.2.1951, shall not be put into execution while

partitioning the remaining property between the plaintiff-

Kuppuswami and 1st defendant -Andivelu – respondent

No.2.

33. Thus, this appeal in so far as the claim of the

appellant- Rangammal to the extent of half of the share in

the schedule to the suit property, situated on the eastern

portion is concerned, stands allowed with a token cost

which is quantified at rupees twenty five thousand as we

are of the view that the appellant who was in actual

physical and peaceful possession of her property which she

had inherited from her deceased parents, was unnecessarily

dragged into this litigation at the instance of the plaintiff-

Kuppuswami who filed a partition suit which was

apparently collusive in nature as it included the share of a

third party to which the plaintiff and 1st defendant’s family

had no clear title. Under the facts and circumstance of

31

the instant case, it was clearly a compulsion on the part of

the appellant/Tmt. Rangammal to contest the collusive suit

for decades Kwasting time, energy and expense over a

litigation which was started by the plaintiff clearly with an

oblique motive and evil design. Hence the cost shall be paid

by the respondent No.1-Kuppuswami to the appellant-

Rangammal as indicated above.

34. Accordingly, this appeal stands allowed with

costs.

…………………………….J

(J.M. Panchal)

…………………………….J

(Gyan Sudha Misra )

New Delhi,

May 13, 2011

32