High Court Kerala High Court

A.Sarojini Thankachi vs Ranikumari on 8 March, 2010

Kerala High Court
A.Sarojini Thankachi vs Ranikumari on 8 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 703 of 1998(A)



1. A.SAROJINI THANKACHI
                      ...  Petitioner

                        Vs

1. RANIKUMARI
                       ...       Respondent

                For Petitioner  :SRI.VINOD.J.DEV~~~~~~~~~~~

                For Respondent  :SRI.G.UNNIKRISHNAN

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :08/03/2010

 O R D E R
                       HARUN-UL-RASHID, J.
                   -----------------------------------
                       A.S.No.703 of 1998 - A
                    ---------------------------------
               Dated this the 8th day of March, 2010

                           J U D G M E N T

The 4th defendant in O.S.No.460 of 1989 on the file of the

Principal Sub Court, Thiruvananthapuram, is the appellant. The

suit is for partition. Plaintiff claimed 1/7th share. A preliminary

decree was passed allotting 1/7th share each to the plaintiff and

defendants 3, 8, 9 and 10 in the plaint schedule property.

Aggrieved by the decree and judgment, the 4th defendant has

preferred the appeal. The parties are hereinafter referred to as

the plaintiff and defendants as arrayed in the suit.

2. The plaint schedule property is having an extent of

25= cents of land in Vanchiyoor village. Plaint schedule property

is the D schedule property in Ext.A1 partition deed. Ext.A1

partition deed was entered into between the sharers on 8.7.1984.

Plaintiff is the wife of late Thrivikraman Thampi. Properties

including plaint D schedule property are belonging to the thavazhi

consists of Ananda Bai Thankachi, her children and grant

children. Some items of properties are self acquired properties of

A.S.No.703 of 1998 – A

2

her husband namely, late Puthuppally Krishna Pillai, the then

Chief Justice of Travancore-Cochin High Court. 1st defendant is

the wife of Gopinathan Thampi. 2nd and 3rd defendants are the

wives of two sons of Ananda Bai Thankachi. 4th defendant is the

daughter of Ananda Bai Thankachi. Defendants 5 to 7 are the

children of another daughter by name, Leelavathy Thankachi.

Thrivikraman Thampi, Gopinathan Thampi, Sundareshan Thampi,

Leelavathy Thankachi and defendants 4, 8 and 9 are the brothers

and sisters and are the children of late Puthuppally Krishna Pillai

and late Ananda Bai Thankachi. In the partition deed dated

8.7.1984 marked as Ext.A1, the plaint schedule property, which

is the D schedule property in the partition deed, was allotted to

her children equally. The enjoyment of the property by the

children was postponed till the death of Ananda Bai Thankachi

who died on 7.7.1980. In Ext.A1 partition deed, the thavazhi

property was divided among all the members of the thavazhi

members. It is the plaintiff’s case that 1/7th share was gifted to

her as per gift deed No.608 dated 13.9.1962, marked as Ext.A2.

Plaintiff filed the suit for partition and separate possession of her

share.

A.S.No.703 of 1998 – A

3

3. The 3rd defendant filed a written statement claiming

her share in the property. The 4th defendant filed a written

statement contending inter alia that all the properties except the

plaint schedule property were partitioned under Ext.A1 deed; the

D schedule property was excluded from partition; and that D

schedule property was enjoyed and possessed by late Ananda Bai

Thankachi till her death. 4th defendant denied the statement that

D schedule property was allotted exclusively to her children.

According to her, the plaint schedule property is available for

partition among all the thavazhi members. Therefore, all the

members of thavazhi are entitled to shares and they are

necessary parties. It is contended that the suit is bad for non-

jointer of necessary parties. It is also contended that

Thrivikraman Thampi was not entitled to transfer by way of gift

or sell his undivided interest in the tharavad property and

therefore, the gift deed is unauthorised, invalid and ab-initio void.

4. The plaintiff and the contesting defendants adduced

evidence. The oral evidence consists of PWs 1 to 3 and DW1.

Exts.A1 to A3 and B1 to B3 are marked on the side of the plaintiff

and defendants respectively. Ext.X1 is also marked.

A.S.No.703 of 1998 – A

4

5. Respective contentions were examined by the court in

detail. Ext.A1 is the partition deed dated 8.7.1984 executed by

Ananda Bai Thankachi, her 7 children and her grand children.

There were 17 members in the family at the time of Ext.A1

partition deed. The property scheduled as A to H were

partitioned among the sharers. In the present case, we are

concerned only with the D schedule property in Ext.A1 which is

the plaint schedule property. Ananda Bai Thankachi died on

7.7.1980. In Ext.A1, D schedule property was allotted to her 7

children. The parties agreed that their mother namely, Ananda

Bai Thankachi shall enjoy the property, take usufructs for her

lifetime and was allowed to reside in the residential building, at

the same time the property was allotted to her children. But the

enjoyment of the property was postponed till the death of their

mother. Since the plaintiff’s husband was one of the 7 children,

the plaintiff claimed that she is entitled to 1/7th share on the

strength of the gift deed executed by her husband. Defendants 8

& 9 have admitted the execution of gift deed. Ext.A2 is the gift

deed executed by the plaintiff’s husband. Some of the

defendants contended that the plaintiff is not the wife of

A.S.No.703 of 1998 – A

5

Thrivikraman Thampi. According to them, the plaintiff is not the

wife of late Thrivikraman Thampi, but one Bhanumathi Amma is

his wife. The definite contentions of the 4th defendant is that 19

cents out of the 25= cents in the D schedule property is the

tharavad property and the remaining 5= cents is the self

acquired property of her husband. It is contended that

Thrivikraman Thampi will not get 1/7th share over the 19 cents

because subsequently born children will also get right over the 19

cents.

6. It is the plaintiff’s case that once Ext.A1 partition deed

was executed, the sub tharavad ceased to exist; at the time of

Ext.A1, 17 persons were available in the thavazhi and the

properties were partitioned among all the sharers. The

properties were partitioned and scheduled as A to H. Going by

the recitals in Ext.A1 partition deed the grand children who are

minors at the time of partition are allotted separate properties.

The court below observed that the contentions of the 4th

defendant that minors are not sufficiently compensated by

allotment has no force; and that the 4th defendant cannot turn

around and say that minors have not got their due share in the

A.S.No.703 of 1998 – A

6

properties. I have examined the relevant portions in Ext.A1

partition deed. The recitals in clause 19 shows that D schedule

property was also included in the partition and the property was

allotted jointly to the 7 children of late Ananda Bai Thankachi.

Therefore, the court below rightly held that the contentions of the

4th defendant that the D schedule property was not included in

the partition is unsustainable.

7. The court below also examined the question whether

the plaintiff is the legally wedded wife of late Thrivikraman

Thampi. The oral evidence of the respective sides were examined

and discussed in detail. Only some family members namely,

defendants 4, 10 and 11 contended that the plaintiff is not the

legally wedded wife of late Thrivikraman Thampi. The

circumstances and the evidence shows that the claim of 10th and

11th defendants that Bhanumathi Amma, their mother had

married late Thrivikraman Thampi and they are the children of

Thrivikraman Thampi had not been substantiated. The validity

and execution of Ext.A2 gift deed was also challenged. The

evidence of PWs 2 and 3 were examined to prove the execution

and registration of gift deed coupled with the evidence tendered

A.S.No.703 of 1998 – A

7

by PW1 relied by the court below in support of the proof of

execution of Ext.A1 gift deed. Court below also perused Ext.A2,

oral evidence tendered by the scribe, PW3, PW2 the officer from

the Sub Registrar Office and the relevant entry in the Ext.X1

thump impression register in order to find that Ext.A1 was validly

executed. The trial court observed that there is absolutely

nothing to show that the gift deed had not come into force. The

court below relied on the evidence of PW1 which would amply

prove that there was acceptance of gift.

8. I have examined the contentions raised by the counsel

for the appellant. I have discussed the oral and documentary

evidence, the recitals in Exts.A1 and A2 and all the attended

circumstances. All these show that the contentions raised by the

4th defendant in the suit has no merit and therefore, the court

below rightly held that the contentions must fail and the plaintiff

is entitled to a decree for partition. The appellant/4th defendant

died pending appeal and the additional appellants 2 to 8 are

impleaded as legal heirs of the deceased appellant. It is made

clear that contentions of the legal heirs of the deceased appellant

were considered in their capacity as legal heirs of 4th defendant

A.S.No.703 of 1998 – A

8

alone.

In the result, the appeal fails and it is accordingly,

dismissed. No order as to costs.

HARUN-UL-RASHID,
JUDGE.

bkn/-