High Court Kerala High Court

Alphonsa vs Baby on 5 February, 2010

Kerala High Court
Alphonsa vs Baby on 5 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 895 of 1997(A)



1. ALPHONSA
                      ...  Petitioner

                        Vs

1. BABY
                       ...       Respondent

                For Petitioner  :SRI.K.GEORGE VARGHESE KANNANTHANAM

                For Respondent  :SRI.M.UNNIKRISHNA MENON

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

 Dated :05/02/2010

 O R D E R
                          HARUN-UL-RASHID,J.
                    --------------------------
                          A.S.NO.895 OF 1997
                    --------------------------
               DATED THIS THE 5TH DAY OF FEBRUARY, 2010

                                JUDGMENT

Plaintiff in O.S. No. 669/87 on the file of the Sub Court,

Thrissur is the appellant. The suit was filed for partition. The trial court

dismissed the suit finding that the the plaintiff is not entitled for any

share in the property. Aggrieved by the decree and judgment passed by

the court below, the plaintiff has preferred this appeal. The parties

hereinafter referred are the plaintiff and defendants as arrayed in the

suit.

2. Plaintiff and defendants are the children of late

Anthony. Plaintiff is his daughter and defendants are his sons. Plaint

schedule properties 5 in number were obtained by the father-Anthony

as per registered document Nos.4363 and 4364/1957. It is the

plaintiff’s case that the whereabouts of the father are not known to

-2-
A.S.No.895/97

anybody since 1977 and therefore, it is presumed that he is dead. At

the time when the father left the house, the plaintiff was an unmarried

girl. Plaintiff claimed partition and allotment of 1/8th share.

3. Defendants 1, 4, 5 and 6 filed written statement.

According to them, the plaint schedule properties were not available for

partition, that the father left home in September, 1978 and thereafter his

whereabouts are not known and that the father and defendants have

executed a registered partition deed No.3276/74 dividing the properties

in between the father and the defendants. It it contend that on the date

of execution of the document an extent of 30 cents of land in

Sy.No.706/4 of Aranattukara Village was gifted to the plaintiff as per

document No.3275/74. It is further contended that certain properties

were kept undivided and excluded as on the date of execution of

document No.3276/74. The said properties were entrusted with the 2nd

-3-
A.S.No.895/97

defendant by all other sharers for management. The father executed a

power of attorney in favour of the 2nd defendant in the year 1976. On

the strength of the power of attorney, the 2nd defendant executed a

release deed on 7/12/1984 conveying the right of the father in favour of

the defendants. According to the defendants, since the properties were

already divided among the sharers, there is no necessity for a further

partition. The properties scheduled in the plaint are not partible and

therefore, the plaintiff is not entitled to any relief claimed in the plaint.

4. In support of the case of the respective parties, Pws.1 to

4 and Dws.1 to 4 were examined and Exts.A1 to A4, B1 to B4, X1 and

X2 are marked. The court below examined the question as to whether

the father of the plaintiff can be presumed to be dead. The plaintiff

tendered evidence before the court below stating that her father is

missing ever since 1977. DW4 is the cousin of Anthony, who is a

-4-
A.S.No.895/97

Bishop. He also testified before the court below that he had occasion

to attend the functions in the house of Anthony. He participated in the

marriage ceremony of the 2nd defendant in 1977 and that of the

plaintiff in 1979. The Bishop testified before the court below that he

did not know about the whereabouts of Anthony since 1976 and that

Anthony was not seen present in the house on the occasion of the

marriage of the 2nd defendant and the plaintiff. In the written

statement the defendants contended that the whereabouts of their

father were not known since September, 1978. In the written statement

they have no case that their farther was known to be alive since 1978.

At the same time, they attempted to prove that their father was alive

during 1987. Dws.1, 2 and 3 were examined. On a reading of their

testimonies, it can be seen that they are not trustworthy witnesses and

the evidence tendered by them does not inspire confidence of the court.

-5-
A.S.No.895/97

The witnesses were taken by the defendants to the court below. They

have testified certain facts which were not found pleaded by the

plaintiff. Therefore, the finding of the court below that the father of the

plaintiff can be presumed to be dead, does not require interference.

5. Exts.A1 and A2 are the title deeds, which stand in the

name of the father. Ext.B1 is the registered partition deed executed by

Anthony and his sons. The daughter alone was not a party. By Ext. B1

partition deed some items of properties belonged to the father were set

apart in favour of his sons. The properties scheduled as A in the

partition deed were allotted to the father and other shares were allotted

to his sons. Items 4 and 5 in the plaint schedule are the properties

allotted to the father by virtue of Ext.B1 partition deed. Item Nos. 1 to

3 are the properties not included in Ext.B1 partition deed. It is not

disputed by the plaintiff before this Court that item No.2 property is not

-6-
A.S.No.895/97

available for partition. So, it can be held that item No.2 is not available

for partition. It cannot be disputed that item Nos.1 and 3 are the

properties left out of partition. Items. 1, 3, 4 and 5 are the properties

which stand in the name of the father. According to the plaintiff, item

Nos. 1, 3, 4 and 5 are the properties. which are available for partition

and therefore the dismissal of the suit without passing a decree for

partition is unsustainable in law.

6. The learned counsel for the defendants 3 to 5 relied on

Ext.B3 power of attorney executed by the father-Anthony in favour of

some of the defendants. Ext.B3 is dated 17/1/1976. The contesting

defendants contended that the power of attorney holders on the strength

of Ext.B3, executed Ext.B4 release deed dated 7-12-1984 releasing the

properties belonging to the father in their capacity as the power of

attorney holders of the father. Ext.B4 relates to item No.3 of the plaint

-7-
A.S.No.895/97

schedule. The defendants contended that since the property was

transferred on the strength of Ext.B3 power of attorney, the transferee

has got right over item No.3 and therefore, the said item is not

available for partition.

7. It is not disputed that item No.1 is left out property at

the time of execution of Ext.B1 partition deed dated 26/10/1974.

Similarly, items 4 and 5 are the properties allotted to the father as per

Ext.B1 partition deed. Said items are A schedule in Ext.B1 partition

deed. On an appreciation of the contention of the parties it is clear that

item Nos.1, 4 and 5 still stand in the name of the father and therefore,

the properties are available for partition.

8. The contention of the defendants is that item No.3 is not

available for partition. I have examined the contention in detail. The

father executed a power of attorney on 17/1/1976. I have perused Ext.

-8-
A.S.No.895/97

B3 power of attorney. Ext.B3 is not a general power of attorney

empowering the power of attorney holder to deal with the property of

Anthony. A limited right is conferred to the power of attorney holder.

The power attorney holder was asked to take the document to the Sub

Registrar’s Office and to carry out the procedures prescribed for

registration. For that purpose, he was authorised to put his signatures

in the official records, registers, documents etc. The power of attorney

was intended only for registration of documents on behalf of Anthony.

The other formalities to be followed in the Sub Registrar’s office shall

be done by the power of attorney holder. It is specifically stated that

the documents, if any, shall be taken to the Sub Registrar’s office for

execution. So, the document does not give any authority to the power

of attorney holder to convey the right of Anthony to any other person.

Therefore, the contention of the defendants that in exercise of the

-9-
A.S.No.895/97

power conferred on the power of attorney holders, they had released

the right of Anthony in favour of the 2nd defendant, cannot stand.

Another aspect is that Ext.B3 was executed on 17/1/1976 and during

l976-77 Anthony left the house. Thereafter, his whereabouts are not

known. Assuming that Ext.B3 empowers the power of attorney holders

to execute documents for and on behalf of Anthony, I do not think that

the power of attorney holders can exercise such right for and on behalf

of a person, whose whereabouts were unknown for a period of more

than 7 years. The power of attorney shall not be used for the purpose

of conveying the rights of the executor at such a distance of time.

Even if the execution was within three years, I do not think that the

documents have any validity for the reason that the executor never

instructed or intended to act upon such a document by a man, who left

the house several years back. Therefore, the contention of the

-10-
A.S.No.895/97

defendants that item No.3 is not partible on the strength of Ext.B4

release deed dated 7/12/1984, cannot stand. In view of the above facts

and circumstances, I have no hesitation to hold that item Nos. 1, 3, 4

and 5 are available for partition. Therefore, the plaintiff is entitled to a

decree for partition.

9. In the result, the judgment and decree passed by the court

below is set aside. A decree is passed declaring that the plaintiff is

entitled to 1/8th share in plaint items 1, 3, 4 and 5 with mean profits.

The plaintiff shall apply for passing a final decree within two months.

The mean profits claimed by the plaintiff shall be assessed in the final

decree proceedings. Costs shall come out of the estate.

Appeal is partly allowed.

HARUN-UL-RASHID,
JUDGE.

kcv.

-11-
A.S.No.895/97

HARUN-UL-RASHID,J.

————————–

A.S.NO.895 OF 1997

————————–

JUDGMENT

5th February,2010