High Court Madras High Court

Mayilu Ammal And Anr. vs Renganathan on 29 April, 2005

Madras High Court
Mayilu Ammal And Anr. vs Renganathan on 29 April, 2005
Author: T Masilamani
Bench: T Masilamani


ORDER

T.V. Masilamani, J.

1. The revision petitioners are the defendants in the suit before the trial Court.

2. The respondent/plaintiff filed the suit for permanent injunction on the basis of his possession of the suit property in the capacity as transferee of the leasehold right in respect of the suit land from the husband of the first petitioner herein, who was the lessee of the same originally. The respondent sought the permission of the trial Court for reception of the unstamped and unregistered transfer deed of the leasehold right in respect of the suit property for the collateral purpose of proving his possession of the same.

3. The revision petitioners herein resisted the application for reception of the said document as evidence and filed a counter statement before the trial Court. Having heard the arguments advanced on either side, the learned District Munsif permitted the respondent to mark the document for collateral purpose in proving his possession. Hence, the revision.

4. Heard Mr. S. Sundaragopal, learned Counsel for the revision petitioners and Mr. P. Valliappan, learned Counsel for the respondent.

5. The learned Counsel for the revision petitioners has argued at the outset that the document sought to be marked in evidence on the side of the respondent is in fact an unstamped and unregistered transfer deed relating to leasehold right in the immovable property of value more than Rs. 100 and hence he has urged that in view of Section 17(1)(b) of the Registration Act, 1908, the document is inadmissible for any purpose, as the same has not been registered in accordance with the provisions under the said Act, as it has to be compulsorily registered. In support of such contention, he has relied on the decisions rendered by the Division Benches of this Court, A.C. Lakshmipathy v. A.M. Chakrapani Reddiar and Ors., 2001 (1) LW 257 and R. Deivanai Ammal and Anr. v. G. Meenakshi Ammal and Ors., 2005 (1) LW 343.

6. In answer to such contention put forth on the side of the revision petitioners, Mr. P. Valliappan, learned Counsel for the respondent has vehemently argued that even though the document in question is compulsorily registrable, the same is admissible for the collateral purpose of proving possession of the suit property. He has relied on the decision rendered by the Supreme Court in Bondar Singh v. Nihal Singh, 2003 (4) SCC 161, for the proposition that unstamped and unregistered sale deed itself was permitted to be marked in evidence for collateral purpose, despite stringent provision under Section 17 of the Registration Act, 1908. The ratio laid down therein is extracted as under:

“Legal position is clear that a document like the sale deed in the present case, even though not admissible in evidence, can be looked into for collateral purposes. In the present case, the collateral purpose to be seen is the nature of possession of the plaintiffs over the suit land.”

7. Relying on the said proposition of law, learned Counsel for the respondent would urge that in this case also, the document sought to be marked in evidence can be looked into for collateral purpose of the nature of possession of the suit land by the respondent. Hence, it is urged that the ratio laid down in the decision relied on by the revision petitioners cannot be made applicable to the fact of this case.

8. In this context, it is necessary to point out that in the case involved in A.C. Lakshmipathy v. A.M. Chakrapani Reddiar and Ors., 2001 (1) LW 257, unregistered document of family arrangement was sought to be marked in evidence to prove the title and therefore it was held therein that the same is not admissible in evidence. Similarly, in the case dealt with in R. Deivanai Ammal and Anr. v. G. Meenakshi Ammal and Ors., 2005 (1) LW 343, also, the document under question was held to be family arrangement reduced into writing and it purported to create, declare/extinguish right, title or interest of the properties of one of the parties to the suit and therefore, the learned Judge who was presiding over the Bench held that under the circumstances, the impugned document could not be received in evidence.

9. On the contrary, when we analyse the facts of this case, as evident from the plaint averments, the respondent has filed chitta extract, adangal extract and receipts for payment of land revenue, besides the impugned document along with the plaint to prove his possession of the suit property on the date of the suit and therefore, the learned Counsel for the respondent has argued and in my opinion rightly that only for collateral purpose of finding out the nature of possession of the suit land by the respondent, the unregistered document is sought to be marked as an exhibit on his side.

10. A careful reading of the said document also would indicate that it purported to have transferred the leasehold right in the immovable property for consideration of Rs. 45,000 and therefore it must be compulsorily registered under the provisions of Registration Act, 1908. However, in view of the ratio laid down in Bondar Singh v. Nihal Singh, , this Court is of the view that the said document can be looked into for the purpose of finding out the nature of possession of the suit land by the respondent.

11. For the aforesaid reasons, this Court is unable to find any illegality in the impugned order passed by the Court below and thus, the Civil Revision Petition is dismissed as devoid of merits. However, there shall be no order as to costs. Consequently, C.M.P. No. 15704 of 2004 is closed.