REPORTABLE
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NOS. 4818-4819 OF 2009
ARISING OUT OF S.L.P. (C) NO. 5964-5965 OF 2008
M. YOGENDRA & ORS. ..... APPELLANTS
VERSUS
LEELAMMA N. & ORS. ..... RESPONDENTS
JUDGMENT
SINHA J.
Leave granted.
Interpretation of the application of the provisions of Section
6 of the Hindu Succession Act, 1956[hereinafter called for the sake of
brevity as `the Act’] vis-`-vis Section 6 thereof is in question in this
appeal. It arises out of a judgment and order dated 16.11.2007
passed by the High Court Karnataka at Bangalore in RFA No.
1403/2003 and 1404/2003 dismissing the appeals preferred by the
appellants herein from a judgment and order dated 14.07.2003 in
O.S. No. 305/2000 and O.S. No. 567/2001 passed by the Principal
Civil Judge, Senior Division, Mysore between both the parties for a
suit of partition. The two aforementioned suits for partition were
filed – one by the appellants herein and the other by respondent Nos.
1,2 and 4 herein. One K Doddananjundaiah indisputably is the
predecessor- in-interest of the plaintiffs of both the suits. He along
with his own brothers rightly formed a coparcenery. In or about
1941, a partition took place in terms whereof the suit properties were
allotted to him. He married twice. The name of his first wife
although does not appear from the records it is stated at Bar that
her name was Puttamma. He, however, married again in the year
1960, one Yashodamma. Through his first wife three daughters were
born to him – Parvathamma, Leelamma and Kamalamma. Dinesh,
the original respondent No. 4 is said to have been born to K
Doddananjundaiah through Yashodamma on or about 16.4.1961. K
Doddananjundaiah died on 11.09.1969.
Appellants herein filed a suit for partition against Leelamma,
Kamalamma and Dinesh for partition claiming 1/3rd share in the
suit property. Inter alia, on the premise that some of the joint family
properties were not included therein Neelamma, Kamalamma and
Dinesh filed another suit for partition. Before the learned trial court,
where both the suits were heard together, the appellants herein
raised a contention that Yashodamma was not married to K
Doddananjundaiah. A specific issue was framed. The learned trial
court, however, principally relying on or on the basis of the
admission made by Neelamma and Kamalamma that Dinesh was
their brother and marriage had taken place between their father and
Yashodamma and also some other documents including birth
certificate and a settlement deed came to the conclusion that
Yashodamma was validly and legally married to K
Doddanandjundaiah.
Inter alia, on the premise that K Doddananjundaiah and
Dinesh formed a joint coparcenery property, the learned trial judge
opined that the appellants herein being the heirs and legal
representatives of N. Parvathamma who had expired on 15.09.1998
inherited 1/10th share of the properties left by K Doddananjundaiah.
Two appeals were preferred thereagainst by the appellants. The
High Court by the reason of the impugned judgment upheld the said
judgment and decree passed by the trial court.
Before us, Mr. G.V. Chandrashekhar, the learned counsel
appearing on behalf of the appellants raised two contentions:-
(i) Yashodamma being not married to K Doddananjundaiah
and in any event not validly married, Dinesh did not inherit
any share in the properties.
(ii) In any event, in view of the fact that he was born after
coming into force of the Hindu Succession Act, 1956 he was
not a coparcener. Section 8 of the Hindu Succession Act
shall apply and not Section 6 thereof.
Mr. Bhat, the learned counsel appearing on behalf of the
respondents on the other hand contended:-
(a) a concurrent finding of fact having been arrived at that
Yashodamam was validly married with K Doddananjundaiah
particularly having regard to the admission made by Neelamma and
Kamalamma to the detriment of their interest, no interference
therewith is warranted by this Court in exercise of its jurisdiction under
Article 136 of the Constitution of India. The properties at the hands of
K Doddananjundaiah being a coparcenery property, Dinesh became a
coparcener.
(b) on his birth his status continued to be that of a coparcener and the
status being that of a co parcener, Section 6 of the 1956 Act shall apply
and not Section 8 thereof.
Before the learned trial Judge, the appellants adduced voluminous
documents in regard to the factum of marriage by and between K
Doddananjundaiah and Yashodamma. One of the documents upon
which reliance was placed by the trial judge was a photograph taken
at the time of death whereas P.W. 1 declined to identify the persons
in the photograph (Ex. D5) when he was confronted therewith. D.W.
1 – Neelamma not only identified the persons in the photograph as
that of her father and Yashodamma as also Dinesh.
The learned trial judge relied on the said documents for the
purpose of arriving at a conclusion that Yashodamma was married
with K Doddananjundaiah. Another important document upon which
reliance was placed was a deed of settlement dated 16.4.1971 executed
by Yashodamma in respect of some of the properties by K
Doddananjundaiah in favour of Dinesh. It was a registered
document. Yashodamam was appointed as a guardian as Dinesh was
minor. Therein also Dinesh was described as son of K
Doddananjundaiah. At that point of time, no challenge was done to
the execution of the said document. It is also of some significance to
notice that Kamalamma was a witness to the said deed at the time of
presentation thereof before the registering authority. In the signed
portion of the said documents also relation between the parties was
clearly stated. It was furthermore, recited therein that Kamalamma
had been looking after Dinesh at Bangalore and she had been
fostering him. Leelamma had also been appointed as guardian for
minor Dinesh. The learned trial judge as also the High Court
furthermore, relied upon the evidence of Neelamma and Kamalamma
in terms of the provisions of Section 50 of the Evidence Act. Before
the trial court two birth certificates of Dinesh were filed showing the
name of father of Dinesh which was shown as Nanjundaiah and in the
other which was produced by the respondents as Dodammaiah. The
trial court gave sufficient and cogent reasons to arrive at a finding of
fact that the death certificate produced by the respondent was the
correct one. Apart from it, various other documents were filed to
show that there in the names including the school records to show
that the name of K Doddananjundaiah appeared as father of Dinesh.
The aforementioned finding of fact has not been disturbed by the
High Court. The High Court, however, with regard to the document
which was marked as Exhibit D-3 being a lagnapatrika opined as
under:-
“At the outset it is worth observing that it is
not in dispute that the schedule properties were the
ancestral properties of late K. Doddananjundaiah
that Puttamma was the wife of K. Doddananjundaiah
and through her there were thre daughters by name
N. Parvatamma, N. Neelamma and N. Kamalamma.
The important dispute in this case is whether there is
valid marriage between K. Doddananjundaiah and
his second wie Yashodamma. Ex. D-3 lagna patrika
is one of the documents produced by the defendants
to show that there is valid marriage between K.
Doddananjundaiah and Yashodamma. This
document lagna patrika is not signed by the scribe,
the parties to it and the same is dated nil. In this
document, the lagna patrika the marriage date is
specified as Monday, the 29th March, 1960. On
comparison with the calendar for the relevant year
the marriage day, 29.03.1960 falls on Tuesday and
not on Monday. It is also an admitted fact that
Hindus will not celebrate auspicious events like
marriage on an inauspicious day like Tuesday. In
this document, it is specified that Sunday the 28th
February 1960 is the day of performance of certain
poojas like devatha karya and the day of marriage.
For these reasons, Ex. D-3 the lagna patrika creates a
suspicion with regard to the marriage between K.
Doddananjundaiah and Yashodamma and the same
cannot be relied on.”
Submission of Mr. Chandrashekhar is despite arriving at the
said finding which clearly proves that no marriage had taken place,
the High Court committed a serious illegality invoking the provisionsof Section 50 of the Indian Evidence Act. It was urged that Section
50 of the Evidence Act would be available to a party when no direct
evidence is available to prove or dispute the factum of marriage. In
any event, the presumption which may be raised in terms of Section
50 of the Evidence Act read with 114 thereof is a rebuttal
presumption. The learned counsel strongly relied upon, in this
regard, a decision of this Court in Badri Prasad v. Dy. Director of
Consolidation & Ors. [AIR 1978 SC 1557] Tulsa & Ors. v.
Durghatiya & Ors. (2008) 1 SCALE 434. In Badri Prasad’s case
(supra) this Court held as under:-
“For around 50 years, a man and a woman
as the facts in this case unfold, lived as husband
wife. An adventurist challenge to the factum of
marriage between the two, by the petitioner in this
special leave petition, has been negatived by the
High Court. A strong presumption arises in
favour of wedlock where the partners have lived
together for a long spell as husband and wife.
Although the presumption is rebuttable, a heavy
burden lies on him who seeks to deprive the
relationship of legal origin. Law leans in favour of
legitimacy and frowns upon bastardy. In this
view, the contention of Shri Garg for the
petitioner, that long after the alleged marriage
evidence has not been produced to sustain its
ceremonial process by examining the priest or
other witnesses, deserves no consideration. If man
and woman who live as husband and wife in
society are compelled to prove, half a century
later, by eye-witness evidence that they were
validly married, few will succeed. The contention
deserves to be negatived and we do so without
hesitation. The special leave petitions are
dismissed.”
Almost the same view has been taken by this Court in Tulsa’s case
(Supra) wherein it is stated:
“14. This court in Gokalchand v. Parvin Kumari
[AIR 1952 SC 231] observed that continuous co-
habitation of woman as husband and wife and their
treatment as such for a number of years may raise
the presumption of marriage, but the presumption
;which may be drawn from long co-habitation is
rebuttable and if there are circumstances which
weaken and destroy that presumption, the Court
cannot ignore them.”
We, however, are of the opinion that in this case in view of the
concurrent findings of fact arrived at by two courts, proof of
marriage of K Doddananjundaiah and Yashodamma has sufficiently
been established.
Before the Court, evidence in different forms may be
adduced. Information evidence may be one of them. But the
purpose of arriving at a conclusion as to whether a valid marriage
has been performed or not, the Court would be entitled to consider
the circumstances thereof. There may be a case where witnesses to
the marriage are not available. There may also be a case where
documentary evidence to prove marriage is not available. It is in the
aforementioned situation, the information of those persons who had
the occasion to see the conduct of the parties they may testify with
regard to the information they form probably the conduct of the
persons concerned.
Section 50 of the Evidence Act in that sense is an exception to
the other provisions of the Act. Once it is held that the evidence of
Neelamma and Kamalamma were admissible evidence not only from
the point of view that they were the persons who could depose about
the conduct of Dodananjundaiah and Yashodamma. So far as their
status is concerned without keeping in view the close relationship
were also witnesses to various documents executed by Yashodamma.
The evidence in this behalf in our opinion is admissible. The learned
trial judge has noticed and relied upon a large number of documents.
It has not been contended before us by Mr. Chandrashekhar that
those documents were not admissible in evidence. Some of the
documents being registered documents would rest their own
presumption of correctness. School records could be admissible in
evidence in terms of Section 35 of the Indian Evidence Act.
Only because the High Court could find out certain
discrepancies in the lagnapatrika the same in our opinion was not a
conclusive proof to reverse the finding of the learned trial court. The
High Court has itself noticed that the applicability of the covenants
of Section 50 of the Indian Evidence Act having regard to the
evidence have been brought on record. In that view of the matter,
we are of the opinion that the finding that K Doddannanjundaiah
married Yashodamma need not be interefered with.
The question which now survives for our consideration is the
provisions of Sections 6 and 8 of the Hindu Succession Act. The said
Act was enacted to amend and codify the law to inherent succession
among Hindus. Section 5 of the Hindu Marriage Act, 1955 prohibits
a marriage where either party thereto has a spouse living at the time
of marriage. Marriage between K Doddananjundaiah and
Yashodamma as noticed from the findings arrived at by the courts
below took place sometime in April 1960. If that be so, the said
marriage was clearly hit by section 5 of the Hindu Marriage Act.
Dinesh, therefore, would inherit the properties not as a coparcener.
The Hindu Marriage Act, however, carved out an exception to the
matter of inheritance of illegitimate children stating:-
“16. Legitimacy of children of void and
voidable marriages – (1) Notwithstanding that a
marriage is null and void under section 11, any
child of such marriage who would have been
legitimate if the marriage had been valid, shall be
legitimate, whether such child is born before or
after the commencement of the Marriage Laws
(Amendment) Act, 1976, and whether or not a
decree of nullity is granted in respect of that
marriage under this Act and whether or not the
marriage is held to be void otherwise than on a
petition under this Act.”
By reason of the said provision a legal fiction has been created as it
then stood.
We, therefore, agree with the submission of Shri
Chandrashekhar that Dinesh would not be a coparcener with K
Doddananjundaiah. Even, otherwise, the provisions of the Hindu
Succession Act provides about an easy change from the old Hindu
Law. The provisions of the 1956 Act shall prevail over the Hindu
Law which were existing prior thereto. Section 8 of the Hindu
Succession Act provides for general rules of succession in the case of
males. It reads as under:-
“8. General rules of succession in the case
of males – The property of a male Hindu dying
intestate shall devolve according to the provisions
of this Chapter:-
(a) firstly, upon the heirs, being the relatives
specified in class I of the Schedule;
(b) secondly, if there is no heir of class I, then upon
the heirs, being the relatives specified in class II of
the Schedule;
(c) if there is no agnate, then upon the cognates of
the deceased.”
As on the date of death of K Doddananjundaiah through all
his daughters as also Dinesh they will take in equal shares being the
relatives specified in Clause (i) of the Scheduled appended to the Act.
Dinesh was admittedly born after the coming into force of the Hindu
Succession Act, 1956.
Mr. Bhat, however, would contend that the properties at the
hands of K Doddananjundaiah which were allotted to him in
partition which took place between him and his brother in the year
1948 would constitute coparcenary properties at his hands, with
respect we cannot persuade ourselves to agree with the said view
which has been accepted by the courts below. It is now well-settled
in view of several decisions of this Court that the property in the
hands of sole coparcener allotted to him in partition shall be his
separate property for the same shall revive only when a son is born
to him. It is one thing to say that the property remains a
coparcenery property but it is another thing to say that it revives.
The distinction between the two is absolutely clear and unambiguous.
In the case of former any sale or alienation which has been done by
the sole survivor coparcener shall be valid whereas in the case of a
coparcener any alienation made by the karta would be valid. This
aspect of the matter has been considered by this Court in
Commissioner of Wealth Tax, Kanpur And Others v. Chander Sen
And Others (1986) 3 SCC 567. This Court upon noticing the
provisions of the Hindu Succession Act opined as under:-
“It is clear that under the Hindu law, the
moment a son is born, he gets a share in the father’s
property and becomes part of the coparcenary. His
right accrues to him not on the death of the father or
inheritance from the father but with the very fact of
his birth. Normally therefore whenever the father
gets a property from whatever source from the
grandfather or from any other source, be it separated
property or not, his son should have a share in that
and it will become part of the joint Hindu family of his
son and grandson and other members who form joint
Hindu family with him. But the question is: is the
position affected by Section 8 of the Hindu Succession
Act, 1956 and if so, how? The basic argument is that
Section 8 indicates the heirs in respect of certain
property and Class I of the heirs includes the son but
not the grandson. It includes, however, the son of the
predeceased son. It is this position which has mainly
induced the Allahabad High court in the two
judgments, we have noticed, to take the view that the
income from the assets inherited by son from his
father from whom he has separated by partition can
be assessed as income of the son individually. Under
Section 8 of the Hindu Succession Act, 1956 the
property of the father who dies intestate devolves on
his son in his individual capacity and not as karta of
his own family. On the other hand, the Gujarat High
Court has taken the contrary view.”
It was furthermore held :
“18. ……. Section 8 of the Hindu
Succession Act, 1956 as noted before, laid down the
scheme of succession to the property of a Hindu
dying intestate. The Schedule classified the heirs on
whom such property should devolve. Those
specified in Class I took simultaneously to the
exclusion of all other heirs. A son’s son was not
mentioned as a heir under Class I of the Schedule,
and, therefore, he could not get any right in the
property of his grandfather under the provision.
The right of a son’s son in his grandfather’s property
during the lifetime of his father which existed under
the Hindu law as in force before the Act, was not
saved expressly by the Act, and therefore, the earlier
interpretation of Hindu law giving a right by birth in
such property “ceased to have effect”. The Court
further observed that in construing a Codification
Act, the law which was in a force earlier should be
ignored and the construction should be confined t
the language used in the new Act. The High Court
felt that so construed, Section 8 of the Hindu
Succession Act should be taken as a self-contained
provision laying down the scheme of devolution of
the property of a Hindu dying intestate. Therefore,
the property which devolved on a Hindu on the
death of his father intestated after the coming into
force of the Hindu Succession Act, 1956, did not
constitute HUF property consisting of his own
branch including his sons. It followed the Full Bench
decision of the Madras High Court as well as the
view of the Allahabad High Court in the two cases
noted above including the judgment under appeal.”
The question yet again came up before this Court in Sheela
Devi & Ors. V. Lal Chand & Anr. 2006 (10) SCALE 75 wherein it was
clearly held :
“22. The Act indisputably would prevail over the
Hindu Law. We maynotice that the Parliament, with
a view to confer right upon the female heirs, even in
relation to the joint family property, enacted Hindu
SuccessionAct, 2005. Such a provision was enacted as
far back in 1987 by the State of Andhra Pradesh. The
succession having opened in 1989, evidently, the
provisions of Amendment Act, 2005 would have no
application. Sub-section (1) of Section 6 of the Act
governs the law relating to succession on the death of
a coparcener in the event the heirs are only male
descendants. But, proviso appended to Sub-section
(1) of Section 6 of the Act creates an exception. First
son of Babu Lal, viz., Lal Chand, was, thus,l a
coparcener. Section 6 is exception to the general
rules. It was, therefore, obligatory on the part of the
Plaintiffs-Respondents to show that apart from Lal
Chand, Sohan Lal will also derive the benefit thereof.
So far as the Second son Sohan Lal is concerned, no
evidence has been brought on records to show that he
was born prior to coming into force of Hindu
Succession Act, 1956.”
[See also Bhanwar Singh v. Puran & Ors. 2008 (2) SCALE 355]
Mr. Bhat, however, placed reliance upon the decision of this
Court in Eramma v Veerupana And Ors. reported in AIR 1966 SC
1879 therein Ramaswami J. speaking for the Bench held that Section 8
of the Hindu Succession Act will have no retrospective effect. However,
in the fact of that case Section 8 of this Act was held to be not
applicable as therein the male died before the Act came into force. As
would appear from the following:
“(5) It is clear from the express language of the
section that it applies only to coparcenary property of
the male Hindu holder who dies after the
commencement o the Act. It is manifest that the
language of S. 8 must be construed in the context of S.
6 of the Act. WE accordingly hold that the provisions
of S.8 of the Hindu Succession Act are ;not
retrospective in operation and where a male Hindu
died before the Act came into force i.e. where
succession opened before the Act. S.8 of the Act will
have no application.”
For the aforementioned reasons, we are of the opinion that the
learned trial judge as also of the High Court were not correct in
opining that Dinesh would be a coparcener and the appellants would
inherit only 1/10th share in the said properties. The shares of the
plaintiffs would be 1/3rd therein.
These appeals are allowed but in the circumstances with no
costs.
…………………..J
[S.B. SINHA]
…………………..J
[DEEPAK VERMA]
NEW DELHI
JULY 29, 2009.