High Court Madras High Court

R.Sridharan vs Ammaniammal on 14 March, 2006

Madras High Court
R.Sridharan vs Ammaniammal on 14 March, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 14/03/2006

CORAM

THE HON'BLE MR.JUSTICE C.NAGAPPAN

A.S.No.1186 of 1990

1.R.Sridharan

2.R.Balasundaram alias
      Balasubramaniam

3.R.Narendra Mahesh alias
   Mahesh Kumar (major)
(3rd  Appellant declared as major
vide order of Court dated 3.3.2006
made in C.M.P.No.1127/2006)                         ..   Appellants

-Vs-

1.Ammaniammal
2.P.Rajagopal
3.Ranganayagi
4.Brinda Devi
5.Ashwinikumari                                           ..  Respondents

        Appeal against the judgment and  decree,  dated  19.12.1988,  made  in
O.S.No.68 of 1982 (O.P.No.198 of 1981) on the file of the Court of Subordinate
Judge, Coimbatore.

!For appellants :  Mr.  N.Varadarajan

^For respondents :  Mr.V.Natarajan
                for R2.


:JUDGMENT

The appeal is preferred against the judgment and decree dated
19.12.1988 made in O.S.No.68 of 1982 on the file of the Court of Subordinate
Judge, Coimbatore. The appellants herein are the plaintiffs in the suit.

2.The appellants filed the suit seeking for a decree for cancellation
of registered sale deed dated 11.5.1972 executed by the defendants 1 and 2 to
the extent of the plaintiffs 9/16 th share value and for partition of the suit
properties into sixteen equal shares and allot nine shares to the plaintiffs
and for costs. The case of the plaintiffs is that they are the sons of first
defendant who as kartha of joint family was looking after the ancestral lands
measuring a total extent of 13 acres and 28 cents in two villages and the
lands were fertile yielding a net income of more than Rs.15,000/- per year
which was sufficient for maintaining the family and the first defendant was
leading a wayward, immoral life and did not look after the cultivation
properly and the lands were leased to third defendant for annual lease amount
of Rs.5,000/- in the year 1972 and he had not paid the lease amount from the
year 1978 and later the plaintiffs were told that the lands have been
purchased by the third defendant by sale deed dated 11.5.1972 for a sum of
Rs.65,000/- from the defendants 1 and 2. According to the plaintiffs, the
first defendant in collusion with the second defendant had created a sham and
nominal document to get illegal gain and collusively executed the sale deed
for paltry sum of Rs.65,000/- in detriment to the legitimate rights and
interest of the plaintiffs and the first defendants father died in the month
of Chittarai in 1956 prior to the coming into force of Hindu Succession Act
and the joint family properties were shared only by the first defendant and
his three sons namely, the plaintiffs and the second defendant had no share in
the suit properties and the first defendant died on 17.11.1987 during the
pendency of the suit and his widow and two daughters are added as defendants 4
to 6 and no relief is claimed against them. The further case of the
plaintiffs is that the sale deed was not supported by consideration and there
was no legal necessity to alienate the suit lands and both the first and third
defendants were aware even at the time of sale that no valuable property could
be acquired for a sum of Rs.25,000/- for the minor sons at that time. The
retention of such a sum itself is a hoax calculated to lend legitimacy to the
transaction which was otherwise and the third defendant is not paying any
interest on the sum retained by him for the benefit of minors and for
acquisition of property for the past many years and the alienation made by the
defendants 1 and 2 could only bind their 7/16th share in the suit properties
and not 9/16th share belonging to the plaintiffs and liable to be cancelled in
respect of plaintiffs share and partition has to be effected. Hence the suit.

3. The second defendant in her written statement as well as
additional written statement has denied the averments in the plaint and has
stated that the father of the defendants 1 and 2 viz., Rengappa Naidu died on
4.5.1956 and on that date, the succession to his estate was governed by the
provisions of Central Act 18 of 1937 and his heirs include the widow Ellammal
and she died on 11.12.1968 and succession to her estate was governed by
Central Act 30 of 1956 and the second defendant was also a Class I heir,
entitled to 1/4th share and the plaintiffs are not entitled to question the
sale by the second defendant of her share in the properties and the third
defendant was never a lessee of the suit properties and the alienation was
made for binding debts and the price paid was fair.

4. The third defendant in his written statement as well as in the
additional written statement has admitted that the suit properties were the
ancestral properties of the first defendant, in which, both defendants 1 and 2
have definite shares and according to him, the first defendant borrowed money
for improving the lands and for digging a well and the debts were mounting and
in order to discharge the antecedent debts, the first defendant was forced and
compelled to sell the suit property from saving the family from incurring
further loans and getting ruined and the first defendant was a prudent and
ordinary man and no vices can be attributed to his character and the third
defendant was never inducted as lessee in the suit property and to the
knowledge of the plaintiffs, he purchased the suit property under sale deed
dated 11.5.1972 for a sale consideration of Rs.65,000/- from the defendants 1
and 2 and the minor plaintiffs were duly represented by their father who was
the natural guardian and out of the sale consideration, Rs.40,000/- was
received by the first defendant to discharge the family debts and the third
defendant was asked to retain the remaining Rs.25,000/- to enable the vendors
to purchase some other properties for the benefit of the plaintiffs and till
then, the third defendant agreed to pay interest thereon at 10% per annum and
in fact paid by way of interest a sum of Rs.12,800/- and the sale effected by
defendants 1 and 2 in favour of him was for legal, binding necessity and for
the benefit of minors as well and the antecedent debts are not tainted with
any immorality or illegality and he refused to part with the sum of
Rs.25,000/- retained under the sale deed excepting for the purpose specified
in the document and that has triggered the filing of the unjust and unholy
suit. It is his further case that he has spent a sum of Rs.70,000/- towards
deepening the well, laying two bores and for putting channel and planted about
250 coconut trees and he is entitled to compensation if a decree is passed.

5. The Trial Court framed 9 issues and the first plaintiff examined
himself as P.W.1 and examined P.W.2 on his side and marked Exs.A1 to A10 and
the third defendant examined himself as D.W.1 and examined D.Ws.2 to 7 on the
side of the defendants and marked Exs.B1 to B43 and Exs.C1 to C3 were also
marked and the Trial Court, on a consideration of oral and documentary
evidence, held that the plaintiffs have not proved the alleged acts of
immorality and illegality on the part of the first defendant and the first
defendant sold the suit properties in order to discharge the antecedent debts
for family necessity and the sale deed cannot be set aside as invalid and the
suit is barred by limitation and the plaintiffs are not entitled for the
reliefs prayed for and dismissed the suit with costs. Aggrieved by the
judgment and decree, the plaintiffs have preferred the present appeal. The
first respondent-Ammaniammal, who is the second defendant in the suit, did not
enter appearance in person or through counsel and her name is printed in the
cause list. Notice to Respondents 3 to 5 is dispensed with since they were
exparte in the trial Court. For the sake of convenience, in this Judgment,
the parties are described as arrayed in the suit.

6. The points for determination in this appeal are:

1.Whether the sale deed dated 11.5.1972 is valid and binding on the
plaintiffs.

2.Whether the plaintiffs are entitled to partition and allotment of
separate share, if so, what share.

3. Whether the plaintiffs are entitled to the relief of cancellation
of sale deed to the extent of their share.

4. Whether the third defendant is entitled to the claim of
improvements.

5. Whether the suit is barred by limitation.
POINTS 1 to 3:

7. Admittedly, the suit properties measuring 13 acres and 28 cents
are ancestral joint family properties of Rengappa Naidu who died on 4.5.1956
prior to coming into force of Hindu Succession Act, leaving his widow Ellammal
and his son and daughter viz., defendants 1 and 2. As per the provisions of
Central Act 18 of 1937, the legal heirs were son, grandsons and widow and
widow Ellammal died on 11.12.1968 and succession to her property was governed
by Central Act 30 of 19 56 and the second defendant was also a Class I heir of
her. Hence defendants 1 and 2 were sharers to the suit properties. The first
defendant for himself and on behalf of his minor sons viz., the plaintiffs and
the second defendant for herself sold the suit properties by a registered sale
deed dated 11.5.1972 to the third defendant for a sale consideration of
Rs.65,000/-. Ex.B3 is the registered sale deed dated 11.5.1972 and Ex.A1 is
its registration copy. After attaining majority, the plaintiffs have filed
the present suit in the year 1981 seeking for cancellation of the sale deed to
the extent of their 9/16 share value and for partition and separate possession
of their share.

8. The learned counsel for the appellants, in his memo dated 20
.1.2006, has stated that each plaintiff is entitled to 1/8 share and put
together, they are entitled to 3/8 shares only in the suit properties. This
quantum of shares is also accepted by the learned counsel for the respondents.
Hence it is determined that the plaintiffs are entitled to 3/8 shares only in
the suit properties.

9. The plaintiffs have stated in the plaint that the sale deed was
not supported by consideration and there is no legal necessity to alienate the
suit lands and the debts quoted in the sale deed are sham and nominal and they
are incurred and tainted with immorality and those debts are not binding on
the plaintiffs and the trial Court, on the basis of the evidence adduced,
concluded that the act of immorality or illegality attributed to the first
defendant has not been established or proved by the plaintiffs. The learned
counsel for the appellants represented that he is not canvassing the
correctness of the above finding and he did not press the plea of antecedent
debts being tainted with immorality or illegality made in the plaint.

10. The learned counsel for the appellants further contended that as stated
by him in the memo, out of the total sale consideration of Rs.65,000/-, a sum
of Rs.40,000/- went in discharge of antecedent debts and the alienation could
be supported on the ground of necessity to that extent and he confined his
argument only to the extent that the sale could not be supported for the
remaining sale consideration of Rs.25,000/- on the ground of benefit to the
family. In view of the above submission, it is determined that the antecedent
debts amounted to Rs.40,000/- and part of sale consideration went in discharge
of the same.

11. The only question now remains for consideration is as to whether
the sale in respect of the balance of sale consideration of Rs.25 ,000/- could
be supported either on the ground of necessity or benefit of the family.
There is absolutely no evidence of any other debt and there is nothing to
suggest that the parties conceived of the sale in so far as the remaining sale
consideration as an inevitable necessity. As per the recital in the sale
deed, the vendee viz., the third defendant was asked to retain the remaining
sale consideration of Rs.25,000/- till the vendors purchase some other
properties in the names of minor children of the first defendant and till
then, the third defendant agreed to pay interest thereon at 10% per annum.
The above recital makes it clear that the sale with regard to consideration of
Rs.25,000/- is only on the ground of benefit of the family.

12. The learned counsel for the appellants contended that in case of
alienation for the purpose of family benefit, the alienee has to prove that
the sale consideration was actually utilised for the purpose of purchase of
other lands for the benefit of the family and in the absence of such evidence,
the sale cannot be taken for the benefit of the family and mere retention of
the amount in the hands of the alienee for the purchase of the lands would not
suffice and there must be actual proof of purchase of other lands. He further
contended that the plaintiffs 3/8 shares in the sale consideration would
roughly come to Rs.25,000/- and their share in the suit properties would be
approximately 5 acres and there is no need for the kartha to sell those lands
either for necessity or for the benefit of the family and the sale is not
binding on the minors and the plaintiffs are entitled for the relief sought
for in the suit. In support of his contention, he relied on the following
decisions.

13. A Division Bench of this Court in the decision in SENGODA GOUNDAN
v. MUTHUVELLAPPA GOUNDAN (AIR
1955 Madras 531), considered the question as to
whether the alienation could be justified on the ground of benefit to the
family when the minors share of the consideration had been left with the
vendee as per the recital of the sale deed and laid down the law as under:
In the absence, therefore, of any proof of utilization of the sale proceeds
in the purchase of other property for the family, we must hold that the
alienations were not for the benefit of the family. In this view, it is
immaterial whether the plaintiffs share of the consideration was received by
the mother in any of these transactions or whether the plaintiffs share was
retained by the respective vendees. We agree with Subba Rao, J. that the
alienations were not for the benefit of the family and therefore were not
binding on the plaintiff.

14. In the decision in A.SUBRAMANIAN ASARI v. JAYADEVAN NAIR AND OTHERS (98
L.W. 215), a Division Bench of this Court followed the above decision and
incorporated the above referred to para of the Judgment and held as follows:
Therefore the view taken by Ramanujam, J., that since the 9th defendant had
not proved the utilisation of 6,065 fanams for purchase of another item of
property for the benefit of the family, the sale cannot be held valid, is
fully in accordance with law.

15. A learned single Judge of this Court in the decision in KRISHNASWAMI
NAIDU v. VELUMANI & OTHERS (1974 T.L.N.J. 139) considered the question as to
whether the sale can be held to be for the benefit of the joint family, even
though the sale proceeds have not been utilised for the purchase of better
lands and observed thus:

But the courts have always made a distinction between an alienation made for
legal necessity and one made for the benefit of the family. In cases coming
under the former category, the alienation is upheld even if the sale
consideration has not been utilized as was expected of the manager at the time
of entering into the transaction as the alienee need not look to the proper
application of the sale proceeds. But as already stated, the courts have
consistently taken the view that in the latter type of cases, the alienee has
to prove that the sale consideration was actually utilised for the purpose of
purchasing other lands for the family and that in the absence of such evidence
the alienation cannot be taken to be beneficial for the family.

16. Per contra, the learned counsel for the second respondent contended that
the amount of Rs.25,000/- retained with the vendee viz., the third defendant,
is the sale price amount and not reserved amount at the disposal of the vendee
and the sale is already over and the evidence adduced would prove the payment
of interest by the vendee and there is no plea in the plaint that some other
property was not purchased and the vendee is always ready to pay the amount
and it is not obligatory on the alienee to prove that the necessity was
fulfilled in accordance with the recitals contained in the sale deed and it is
not necessary for him to show that every bit of consideration was actually
applied for meeting the family necessity and the first defendant was alive on
the date of filing of the suit and he remained exparte and encouraged the
litigation as suthrathari and the suit is a collusive one. In support of
his contention, he relied on the following decisions:

17. The Privy Council has observed in SRI KRISHNADAS v. NATUHRAM AND
HIMMAT RAI v. DIN DAYAL ( A.I.R. 1927 P.C. 37 and 1121) that what the
alienee is required to establish is legal necessity for the transaction, it is
not necessary for him to show that every bit of the consideration was actually
applied for meeting family necessity and he can rarely have the means of
controlling and directing the application of the money paid by him unless he
enters into the managements himself.

18.    A   Division   Bench   of   this   Court    in    the    decision    in
SANTANAVENUGOPALAKRISHNAN AND  OTHERS  v.    K.V.VENUGOPAL AND OTHERS (1976 II
M.L.  J.  134) held as follows:

Antecedent debt has a special signification. If the debts are incurred for
paying off debts already in existence, then it will be normally understood as
an occasion in which an antecedent debt is being discharged. It is therefore,
essential that in such connections wherein alienations are made so as to pay
off antecedent debts in the sense of debts which are recited in a registered
and old document as existing debts of the family, the minor should be in a
position to bring home to the Court that there was no occasion or there could
have been no occasion for the father-manager or any other manager of the joint
family to involve himself in such entrepreneurship. .. Further in cases
like this, it would be a practical impossibility for the alienee who is
brought to the threshold of the Court on the facts adverted by the minor
challenging coparcener to prove that the consideration which passed under one
or other alienations made by the father-manager or the manager was rightfully
or properly utilised by their vendors. It would be unreasonable to expect
such meticulous proof of appropriation and treatment of such consideration
nearly 15 or 20 years after the date of such alienation.

19. In K.VENKATASUBRAMANIAM v. S.ARTHANARISWARI CHETTIAR AND OTHERS (1980
T.L.N.J. 417), a Division Bench of this Court held as follows:
In paragraph 245 at page 308 of Mullas Hindu Law, Fourteenth Edition, the
several cases in which the sales were upheld unconditionally, though part of
the sale consideration was not established to be for discharge of antecedent
debt have been collected. The principle that is deducible from these
decisions is that the mere fact that part of the price was not proved to be
applied for the purpose of necessity would not invalidate the sale, as the
purchaser was only expected to make enquiries about the existence of the
antecedent debts and that he was not bound to see the application of the
price. But the binding purpose must have formed a substantial part of the
transaction. .. It may be that in very many cases it would not be possible
to alienate just the particular part of the family property in order to
discharge the binding debts. It would, therefore, be necessary to sell the
property for the available price and discharge substantially the antecedent
debts out of the sale consideration, the balance being utilised for family
purposes. But this is not such a case. The consideration of the antecedent
debts being less than one-half of the actual consideration. The alienation
cannot be supported as binding on the family, and will not bind the third
defendant.

20. A Full Bench of the Allahabad High Court in the decision in JAGAT NARAIN
AND ANOTHER v. MATHURA DAS AND OTHERS (A.I.R. 1928 Allahabad 454) held that
the degree of prudence of the family manager in effecting an alienation for
the benefit of the estate would be the prudence which an ordinary man would
exercise with the knowledge available to him; and that the transaction would
have to be judged not by its results, but by what might have been expected to
be its results at the time it was entered into.

21. Insofar as alienation for legal necessity is concerned, all that
alienee will have to prove is the existence of the necessity and it is not
obligatory on him to prove that necessity was fulfilled by proper application
of the sale proceeds since he cannot effectively control and direct the
actions of the vendor.

22. In the present case, as already seen, the sale in respect of
consideration of Rs.40,000/- could be supported on the ground of necessity and
the sale for the balance of consideration of Rs.25,000/- towards the minors
share, has to be justified on the ground of benefit of the family even as per
the recitals in the sale deed. The vendee viz., the third defendant, was
asked to retain the remaining sale consideration of Rs.25,000/-, towards the
minors share, to enable the vendors to purchase some other properties for the
benefit of minors in their names and till then, the third defendant agreed to
pay interest thereon at 10% per annum. The plaintiffs in the plaint have
stated that the third defendant is not paying any interest on the sum retained
by him for the benefit of the minors and for acquisition of property for the
past many years. In the written statement, the third defendant has stated
that he has paid a sum of Rs.12,800/- towards interest to the first defendant
by obtaining receipts and when he was not willing to part with the money
retained excepting for the purpose mentioned in the sale deed, the plaintiffs
have filed the unjust suit. Hence, there are pleadings with regard to
purchase of some other property and the contention of the learned counsel for
the second respondent that no plea was taken in the plaint, is not correct.

23. The third defendant in his cross-examination as D.W.1 has stated
that he paid a sum of Rs.12,800/- to the first defendant as interest on the
retained amount and Exs.B33 to B36 receipts are evidencing the same.
Admittedly, after 1980, the vendee viz., the third defendant has not paid the
interest amount till today. No other property has been purchased in the name
of minors utilising the retained amount.. The learned counsel for the second
respondent contended that there is no obligation cast on the third defendant
to effect the purchase on behalf of minors and he was only asked to retain the
amount and to pay it as and when some other property is purchased in the name
of minors and the third defendant is always ready to handover the amount for
that purpose. The question is as to whether the alienation of minors share
was for the benefit of the family. In the absence of any proof of utilization
of the sale consideration of Rs.25,000/- in the purchase of some other
property for t he minors, it must be held that the alienation of the minors
share was not for the benefit of the family. In that view, it is immaterial
whether the minor’s share was retained with the vendee viz., the third
defendant. Therefore, the sale deed in respect of the minors 3/8 shares is
not binding on the plaintiffs and liable to be cancelled. The plaintiffs are
also entitled to partition and separate possession of 3/8 shares in the suit
properties. The findings of the Trial Court in this regard are liable to be
set aside. The Point Nos.1 to 3 are answered accordingly.
POINT No.4:

24. The third defendant in his written statement has claimed that he
has improved the lands by spending a sum of Rs.70,000/- towards deepening the
well, laying two bores and for putting channel and has planted 250 coconut
trees by incurring an expense of Rs.10,000/-. No document has been filed to
prove the alleged improvements and no independent witness has been examined.
The third defendant, in his cross-examination as D.W.1, has stated that he has
not maintained accounts for digging and deepening the well and for laying the
bores and in the very next sentence, he has stated that he has got accounts
for deepening the well but he has not filed the same. Nothing prevented the
third defendant from seeking for an appointment of Advocate Commissioner to
visit the suit property for the purpose of proving the improvements and that
has not been done. Except the oral testimony of the third defendant, no other
evidence is available on record for the claim of improvements. In the absence
of proof of improvements made, it has to be held that the third defendant is
not entitled to the claim. Point No.4 is answered accordingly.
POINT No.5:

25. The finding of the Trial Court that the suit is barred by
limitation since it was not filed within three years from the date of the
knowledge of the sale as per Section 59 of the Limitation Act, is erroneous
and cannot be sustained. The correct provision of law applicable under the
Limitation Act is only Article 109 and the suit having been filed in the year
1981, within 12 years from the date of sale viz., 11.5.1972, is within time.
Point No.5 is answered accordingly.

26. The appeal is allowed and the judgment and decree of the Trial
Court are set aside and there shall be a decree for cancellation of the sale
deed dated 11.5.1972 executed by the defendants 1 and 2 to the extent of the
plaintiffs 3/8 share value and also a preliminary decree is passed for
partition of the suit properties and separate possession of 3/8 shares of the
plaintiffs with costs throughout. The plaintiffs shall pay Court fees in the
suit as well as in the appeal. Time three months.

Index: yes.

Internet: yes.

Vks

To

1.The Sub-Court, Coimbatore.

2.The Section Officer,
V.R.Section, High Court,
Madras.