CASE NO.: Appeal (civil) 2971 of 1995 Appeal (civil) 2972 of 1995 PETITIONER: B.L. Sreedhar & Ors. RESPONDENT: K.M. Munireddy (dead) and Ors. DATE OF JUDGMENT: 05/12/2002 BENCH: SHIVARAJ V. PATIL & ARIJIT PASAYAT. JUDGMENT:
JUDGMENT
ARIJIT PASAYAT, J.
These appeals by special leave are directed against the judgment of
learned Single Judge of the Karnataka High Court, which was rendered in a
First Appeal under Section 96 of the Code of Civil Procedure, 1908 (in short
‘the CPC’). Same was directed against the judgment and decree passed by
the First Additional City Civil Judge, Bangalore City in Original Suit No.
582 of 1982. The suit one for declaration and injunction was filed by
respondent No.1 B.K. Lakshmaiah, against his sons B.L. Ganesh-defendant
no.3, B.L. Sudhakar-defendant no.4, B.L. Babu-defendant no.5 and B.L.
Sreedhar-defendant no.6, and defendant nos.1 and 2, 7 to 9 who were
alienees of certain properties which were aliented by defendant no.3. Lands
were alienated first to defendants 7 to 9 who subsequently alienated them to
defendant nos. 1 and 2. The factual background needs to be noted in detail:
Plaintiff had two wives, 9 sons, 4 daughters and in addition, two pre-
deceased daughter and son. The defendants 3 to 6 were sons through the
first wife, while three sons and one daughter through the second wife were
not parties to the suit. According to the plaintiff, Bovi Googa/Bingooba son
of Munia was the original Barawardar, Thoti of Bommanahalli Village had
service inam lands assigned to his hereditary office as an emolument in
consideration of the services. Kaverappa, father of plaintiff-Lakshmaiah
succeeded to hereditary office and also to the service inam lands and other
properties belonging to his father by Govt. grant. He died in 1959, and
plaintiff succeeded to the Village Office as well as to the properties. The suit
Sy. No.3 measured 5 acres 4 guntas out of which suit schedule properties 1
acre 28 guntas, according to plaintiff was under the possession and
enjoyment of the Hindu undivided family.
The Mysore Village Offices Abolition Act, 1961 (in short ‘the Act’)
came into force w.e.f. 1.2.1963. It repealed the Mysore Village Offices Act,
1908 which provided for hereditary office. Under Section 4 of the Act the
lands were resumed though there was a provision for re-grant to a holder of
the village office under Section 5. Section 5(3) of the Act prohibits transfer,
alienation of the land, except by partition, for a period of 15 years, without
previous consent of the Deputy Commissioner. Plaintiff claimed that he and
his sons were living together in joint mess and shelter and he was Karta of
Hindu undivided family. Plaintiff and defendant no.3 applied for re-grant
under the Act. By order dated 4.5.1972, the Assistant Commissioner,
Bangalore passed an order re-granting the land. Plaintiff gave his consent
for re-grant of entire land in favour of the defendant no.3. On 5.5.1972 and
3.6.1972 defendant no.3 applied for permission to sell 1 acre 28 guntas of
land. The permission was granted accordingly. On 23.10.1072 defendant
no.3 sold lands in favour of defendant nos. 7 to 9 who on the same date sold
the land to defendant nos. 1 and 2. The sale-deeds (exhibits D11 and D12)
were executed by defendant no. 3 and defendant nos. 4 to 6. Mother of
minor defendant nos. 4 to 6 acted as legal guardian. The suit was filed on
24.2.1982, as according to the plaintiff, defendant nos. 1 and 2 starting
dispossessing to the plaintiff. The relief sought for were as follows:
i) for a declaration that the plaintiff is the absolute owner of the suit-
schedule property;
ii) and consequently for a permanent injunction restraining the
defendants 1 and 2 from interfering with the peaceful possession and
enjoyment of the suit-schedule property either by themselves or
through their agents or assignees or coolies;
iii) for costs of these proceedings, and the court may deem fit to grant in
the facts and circumstances of the case and in law.
Written statement was filed by defendant nos. 1 and 2 who pleaded
estoppel and also specifically pleaded that defendant no.3 was competent to
sell the lands in question. Defendant no.3 in his written statement stated that
he had borrowed money and the deeds in question were hypothecation deeds
and were not sale-deeds. He conceded plaintiff’s prayer for decree in terms
of the reliefs sought for.
The trial court framed several issues which are as follows:
1. Whether the plaintiff proves that S.No.3 situated in Bommanahalli
was regranted by the Assistant Commissioner to the plaintiff and the
3rd defendant on behalf of the joint family of the plaintiff and the
defendants 3 to 8?
2. Whether the plaintiff proves that the sale deed dated 23.10.1972
executed by the 3rd defendant in favour of Chikka Kaverappa and
others is in fact only a mortgate?
3. Whether the plaintiff proves that the said sale is hit by the provisions
under the Karnataka Village Office Abolition Act, 1961 and therefore
is void under law?
4. Whether the plaintiff proves his lawful possession over the suit
property on the date of suit?
5. Whether the defendants 1 and 2 prove that the plaintiff is estopped
from questioning the sale transaction under the sale deed for the
reasons stated in para-7 of their written statement?
6. What order?
On consideration of evidence brought on record, the trial court, inter
alia, held that (1) the principles of estoppel were not applicable, (2) there
was sale and no mortgage, (3) sale on behalf of defendant no. 4 to 6 was a
nullity, various orders passed by the High Court in different proceedings
and the Tribunal constituted under the Act were of no consequence as the
plaintiff was not a party, plaintiff and his sons were in lawful possession,
defendant nos. 1 and 2 and defendant nos. 7 to 9 were not examined to
controvert stand of the plaintiff that he was in possession of the land.
Evidence tendered by DWs 3 and 4 about possession of defendants 1 and 2
were not sufficient to overrule evidence of PWs 1 to 3, since possession
follows title and plaintiff was in lawful possession over the suit land. In
conclusion it was held that plaintiff defendant 4 to 6 are joint owners over
4/5th extent of suit land and defendant nos. 1 and 2 have a right to seek
partition of 1/5 share of defendant no.3, and injunction was granted against
defendant nos. 1 and 2.
As noted above, the decision of the trial court was assailed in First
Appeal before the High Court. By the impugned judgment, High Court
found that the rule of estoppel and logic of res judicata were applicable to
the facts of the case. Several circumstances were highlighted to so conclude.
The conduct of the plaintiff and defendant no.3 was highlighted. Specific
references were made to the fact that though the deeds in question were
executed in 1972, for about 10 years there was no challenge. There was
series of litigations between defendant nos. 3 on one hand and defendant
nos. 1 and 2 on the other. In all these proceedings the adjudication was
adverse to defendant no.3. Plea of the plaintiff that he was unaware of the
proceedings was not accepted in view of the fact that according to his own
showing he was staying jointly with defendant no.3. Reference was made to
a proceeding before the Tribunal in which defendant no.3 had filed an
application for grant of occupancy right. High Court noticed that the
decision of the Land Tribunal was vitiated because plaintiff was a member
of the Tribunal. Without going in detail, as to whether plaintiff had
participated in the proceeding at the time of hearing, it was thought proper to
remit the matter back to the Tribunal for fresh adjudication. On such
adjudication, the claim of defendant no.3 was rejected. A writ petition and
writ appeal filed before the High Court in respect thereto were unsuccessful.
In support of the appeals filed by the plaintiff and defendant no.3, the
main plea is the principle of estoppel and res judicata are not applicable.
The inferential conclusions of the High Court about the plaintiff’s role in
various proceedings are contrary to material on record. So far as the then
minor sons’ claims are concerned, it was held that they are barred by time,
having not been presented within the specified time after attaining majority.
It was submitted that the suit was on behalf of joint family. Further, the
conclusion that plaintiff was not entitled to specific relief under Section 34
of the Specific Relief Act, 1963 (in short ‘Specific Relief Act’) he having
not come to court with clean hands has no foundation or basis. The
conclusion of the High Court to the effect that litigations by defendant no.3
were instituted as for himself, plaintiff and defendant nos. 4 to 6 is again
based on surmises. High Court has lost sight of the fact that because of
defendant no.3’s wayward conduct relationship with him had turned sour
and practically there was no connection between the plaintiff and other
members of his family and defendant no.3. The suit was filed by plaintiff
and other members of the family. On re-grant the benefit enures to the entire
family.
Per contra, learned counsel for the respondents submitted that the
factual position highlighted by the High Court clearly goes to show that
there was a mischievous attempt to deprive the alienees of the legitimate
rights. High Court has rightly came to the conclusion that plaintiff was
estoppel from raising the pleas. There is no truth in the submission that the
suit was filed by the plaintiff for himself and other family members as the
reliefs claimed make the position abundantly clear that plaintiff had claimed
absolute ownership. The plea of strained relationship between plaintiff and
defendant no.3 has been taken for the first time before this Court. There was
no plea to this effect in the suit, and not even before the High Court.
First we deal with the stand of the appellant that on re-grant benefit
enures to the members of the family. Learned counsel for the respondents
fairly accepted this legal position and in our view rightly because of what
has been said by this Court in Nagesh Bisto Desai and Ors. v. Khando
Tirmal Desai and Ors. (1982 (2) SCC 79), Kalgonda Babgonda Patil v.
Balgonda Kalgonda Patil and Ors. (1989 supp.(1) SCC 246), and New
Kenilworth Hotels (P) Ltd. v. Ashoka Industires Ltd. and Ors. (1995 (1)
SCC 161). Therefore, indisputable legal position is that even if grant is made
under the Act to any member of the family, the benefit enures to the whole
family. Having cleared this legal position, the contentious issues need to be
noted. First comes the question whether rule of estoppel is applicable. The
factual background highlighted by the High Court to hold about its
applicability is as follows.
Though the plaintiff was not a party to several proceedings referred to
by the parties, conduct of the plaintiff clearly shows in the background of
evidence tendered that he was conscious of the proceedings. One instance in
this regard would suffice. Defendant no.3 filed an application in Form-7 of
the Karnataka Land Reforms Act, 1961 claiming occupancy rights in respect
of particular items of agricultural land. Defendant nos. 1 and 2 claimed
ownership on the land, they were duly notified and after hearing both sides.
Tribunal allowed claim of defendant no.3. It was brought to the notice of the
High Court when challenge was made to the order of the Tribunal, that
plaintiff was one of the members of the Tribunal. He had participated in the
proceedings in question though he had retired in the middle. The Tribunal
cannot be said to have not been influenced to some extent at least by his
presence. High Court in writ petition No.4430 of 1978 referred to orders of
the Tribunal and came to hold that on the date of hearing plaintiff was
withdrawn from the proceedings. No definite material was placed before it
to show as to what was done on the date when the petition had been heard
and orders were pronounced. To meet the ends of justice, High Court
quashed order passed by the Tribunal and directed further inquiry and
further directed to render a decision in accordance with law. Undisputedly,
the Tribunal re-heard the matter and held against the defendant No. 3.
Attempts before the High Court did not bring any result.
From the material on record it is clear that there was series of
litigations to which reference has been made by the High Court where the
contesting parties were defendant no.3 and defendant nos. 1 and 2. It would
be hard to believe that plaintiff had no knowledge of the proceedings though
he was living jointly with defendant no. 3 and his other children. No
satisfactory explanation has been given by him in this regard. Some lands
were sold by the plaintiff, which were contended to be for the benefit of the
family. Same logic would apply to the land sold by the defendant no.3. In
November, 1979 Tahsildar had initiated proceedings for resumption of land
on the ground of alienation without permission. Notice issued for the
purpose was quashed by the High Court in W.P. No.19578/79 by order dated
19.8.1980.
In the plaint though reference was made to the property as jointly
family property, the reliefs claimed for, show that plaintiff sought for
declaration that he was the absolute owner of the property. It could not be
explained by learned counsel for the appellant, as to how in the reliefs
sought, that is, absolute ownership, the dispute could be treated to be one on
behalf of the joint family. It has also not explained as to why defendant no. 3
had filed the application claiming occupancy rights, and when on the date of
suit, defendant nos. 3 and 4 were admittedly majors they were not added as
plaintiffs. Strained relationship as pleaded before this Court, nowhere find
place in the suit. Interestingly in the written statement of defendant no.3, it
was stated that the deeds in question were not sale-deeds but were
hypothecation deeds. The suit was not for partition. Though plea relating to
manipulation of records, the same has not been rightly accepted by the court
below. Though in the revenue records for some years entries were in the
name of the plaintiff, but varying entries exist.
It would be appropriate to deal with the concept of estoppel which
appears to be the basic foundation of the High Court’s conclusions in the
background of afore-noted factual conclusions.
Estoppel is a rule of evidence and the general rule is enacted in
Section 115 of the Indian Evidence Act, 1872 (in short ‘Evidence Act’)
which lays down that when one person has by his declaration, act or
omission caused or permitted another person to believe a thing to be true and
to act upon that belief, neither he nor his representative shall be allowed in
any suit or proceeding between himself and such person or his representative
to deny the truth of that thing. [See Sunderabai and Anr. v. Devaji Shankara
Deshpande (AIR 1954 SC 82)].
“Estoppel is when one is concluded and forbidden in law to speak
against his own act or deed, yea, though it be to say the truth” Co.Litt.,
352(a), cited in Ashpital v. Byron, 3B and S. 474(489); Simon v. Anglo
American Telegraph Co., (1879) 5 Q.B.D. 188 C.A., per Bramwell L.J. at
p. 202; Halsbury, Vol. 13, Para 488. So there is said to be an estoppel where
a party is not allowed to say that a certain statement of fact is untrue,
whether in reality it be true or not. Estoppel, or conclusion, as it is frequently
called by the older authorities, may therefore be defined as a disability
whereby a party is precluded from alleging or proving in legal proceedings
that a fact is otherwise than it has been made to appear by the matter giving
rise to that disability. Halsbury, Vol. 13, para. 448. The rule on the subject
is thus laid down by Lord Denman, in Pickard v. Sears, 6 Ad. & E. 469 at p.
474: “But the rule is clear, that, where one by his words or conduct willfully
causes another to believe the existence of a certain state of things, and
induces him to act to that belief, so as to alter his own previous position, the
former is concluded from averring against the latter a different state of
things as existing at the same time.” “The whole doctrine of estoppel of this
kind, which is fictitious statement treated as true, might have been founded
in reason, but I am not sure that it was. There is another kind of estoppel –
estoppel by representation- which is founded upon reason and it is founded
upon decision also.” Per Jessel, M.R. in General Finance & Co. v. Liberator,
L.R. 10 Ch.D.15(20). See also in Simon v. Anglo-American Telegraph Co.,
L.R. 5 Q.B.D.202 Bramwell, L.J. said” An estoppel is did to exist where a
person is compelled to admit that to be true which is not true and to act upon
a theory which is contrary to the truth.”
On the whole, an estoppel seems to be when, in consequences of some
previous act or statement to which he is either party or privy, a person is
precluded from showing the existence of a particular state of facts. Estoppel
is based on the maxim, allegans contrarir non est audiendus (a party is not
be heard to allege the contrary) and is that species of presumption juries et
de jure- (absolute or conclusive or irrebutable presumption), where the fact
presumed is taken to be true, not as against all the world, but against a
particular party, and that only by reason of some act done; it is in truth a
kind of argumentum ad hominem.
“In our old law books,” said Mr.Smith in his notes to the Duchess of
Kingston’s case, “truth appears to have been frequently shut out by the
intervention of an estoppel, where reason and good policy required that it
should be admitted…. However, it is in no wise unjust or unreasonable, but,
on the contrary, in the highest degree reasonable and just, that some solemn
mode of declaration should be provided by law, for the purpose of enabling
men to bind themselves to the good faith and truth of representations on
which other persons are to act.”
“An estoppel is not a cause of action- it is a rule of evidence which
precludes a person from denying the truth of some statement previously
made by himself.” Per Lindley L.J. in Low v. Bouveria, (1831) 3 Ch. 82 at
p.101. In the same case, at p.105.Bowen L.J. added:” Estoppel is only a rule
of evidence; you cannot found an action upon estoppel.”
Estoppel though a branch of the law of evidence is also capable of
being viewed a substantive rule of law in so far as it helps to create or defeat
rights, which would not exist or be taken away but for that doctrine.
Estoppel is a complex legal notion, involving a combination of several
essential elements statement to be acted upon, action on the faith of it,
resulting detriment to the actor. Estoppel is often described as a rule of
evidence, as indeed it may be so described. But the whole concept is more
correctly viewed as a substantive rule of law… Estoppel is different from
contract both in its nature and consequences. But the relationship between
the parties must also be such that the imputed truth of the statement is a
necessary step in the constitution of the cause of action. But the whole case
of estoppel fails if the statement is not sufficiently clear and unqualified”
(per Lord Wright in Canada & Dominion Sugar Co. Ltd. v. Canadian
National (West Indies) Stemships Ltd. (1946) 3 W.W.R. 759 at p. 764).
“The essential factors giving rise to an estoppel are, I think-
“(a) A representation or conduct amounting to a representation
intended to induce a course of conduct on the part of the person to whom the
representation was made.
“(b) An act or omission resulting from the representation, whether
actual or by conduct, by the person to whom the representation was made.
“(c) Detriment to such person as a consequence of the act or omission
where silence cannot amount to a representation, but, where there is a duty
to disclose, deliberate silence may become significant and amount to a
representation. The existence of a duty on the part of a customer of a bank
to disclose to the bank his knowledge of such a forgery as the one in
question was rightly admitted.” (Per Lord Tomlin, Greenwood v. Martins
Bank (1933) A.C.51.) See also Thompson v. Palmer, 49 C.L.R. 547; Grundt
v. Great Boulder, 59 C.I.R.675; Central Newbury Car Auctions v. Unity
Finance (1957)1 Q.B.371SD.MN
“Estoppe,’ commeth of a French word “estoupe”, from whence the
English word stopped, and it is called an estoppel, or conclusion, because a
man’s owne act or acceptance stoppeth or closeth up his mouth to allege or
plead the truth; and Littleton’s case proveth this description” (Co.Litt.352 a,
where it is said estoppel is of three kinds, i.e., matter (1) of record, (2) in
writing, i.e, semble, by deed, (3) in Paiis). To the same effect is the
definition in Termes de la Ley. (See Stroud’s Judicial Dictionary, Fourth
Edition, Page 943).
“An estoppel,” says Lord Coke, “is where a man is concluded by his
own act or acceptance to say the truth.” Mr. Smith, in his note to the
Duchess of Kingston’s case, characterizes this definition as a little startling
but it nevertheless gives a good idea of what it is, by no means easy to
include within the limits of a definition. (1 Smith L.C. 760)
Though estoppel is described as a mere rule of evidence, it may have
the effect of creating substantive rights as against the person estopped. An
estoppel, which enables a party as against another party to claim a right of
property which in fact he does not possess is described as estoppel by
negligence or by conduct or by representation or by holding out ostensible
authority.
Estoppel, then, may itself be the foundation of a right as against the
person estopped, and indeed, if it were not so, it is difficult to see what
protection the principle of estoppel can afford to the person by whom it may
be invoked or what disability it can create in the person against whom it
operates in cases affecting rights. Where rights are involved estoppel may
with equal justification be described both as a rule of evidence and as a rule
creating or defeating rights. It would be useful to refer in this connection to
the case of Depuru Veeraraghava Reddi v. Depuru Kamalamma, (AIR 1951
Madras 403) where Vishwanatha Sastri, J., observed:
“An estoppel though a branch of the law of
evidence is also capable of being viewed as a substantive
rule of law in so far as it helps to create or defeat rights
which would not exist and be taken away but for that
doctrine.”
Of course, an estoppel cannot have the effect of conferring upon a
person a legal status expressly denied to him by a statute. But where such is
not the case a right may be claimed as having come into existence on the
basis of estoppel and it is capable of being enforced or defended as against
the person precluded from denying it.
In his illustrious book “Law of Estoppel” 6th Edition, Bigelow has
noted as follows:
“Situations may arise, indeed, in which a contract
should be held an estoppel, as in certain cases where only
an inadequate right of action would, if the estoppel were
not allowed, exist in favour of the injured party. In such a
case the estoppel may sometimes be available to prevent
fraud and circuity of action.”
In another illustrious book “Estoppels and the Substantive Law” by
Arthur Caspersz under title ‘Conduct of Indifference or Acquiescence’ it
has been noted as follows:
“40. It is, however, with reference to the third class of
cases that the greatest difficulty has arisen, especially
where statements have been made, expressly or by
implication, which cannot properly be characterized as
representations at all. It must now be regarded as settled
that an estoppel may arise as against persons who have
not willfully made any misrepresentation, and whose
conduct is free from fraud or negligence, but as against
whom inferences may reasonably have been drawn upon
which others may have been induced to act.
The doctrine of Acquiescence may be stated thus:
“If a person having a right, and seeing another person
about to commit, or in the course of committing, an act
infringing upon that right, stands by in such a manner as
really to induce the person committing the act, and who
might otherwise have abstained from it, to believe that he
assents to its being committed, he cannot afterwards be
heard to complain of the act.” (Duke of Leeds v. Earl of
Amherst 2 Ph. 117 (123) (1846). This is the proper sense
of the term acquiescence, “and in that sense may be
defined as acquiescence, under such circumstances as
that assent may be reasonably inferred from it, and is no
more than an instance of the law of estoppel by words or
conduct.” (De Bussche v. Alt. L.R. 8 Ch.D. 286 (314).
Acquiescence is not a question of fact but of legal
inference from facts found. (Lata Beni Ram v. Kundan
Lall, L.R. 261 I.A. 58 (1899).
The common case of acquiescence is where a man,
who has a charge or incumbrance upon certain property,
stands by and allows another to advance money on it or
to expend money upon it. Equity considers it to be the
duty of such a person to be active and to state his adverse
title, and that it would be dishonest in him to remain
willfully passive in order to profit by the mistake which
he might have prevented. (Ramsden v. Dyson L.R. 1 E &
I, Ap. 129(140)(1865).
x x x x x x
42. In such cases the conduct must be such that assent
may reasonably be inferred from it. The doctrine of
acquiescence has, however, been stated to be founded
upon conduct with a knowledge of legal rights, and as
stated in some cases appears to imply the existence of
fraud on the part of the person whose conduct raises an
estoppel. The remarks of the Judicial Committee,
however, in Sarat Chunder Dey v. Gopal Chunder Laha,
(L.R. 19 I.A. 203) clearly extend the doctrine of estoppel
by conduct of acquiescence or indifference to cases
where no fraud whatever can be imputed to the person
estopped, and where that person may have acted bona
fide without being fully aware, either of his legal rights,
or of the probable consequences of his conduct. In every
case, as already pointed out, the determining element is
not the motive or the state of knowledge of the party
estopped, but the effect of his representation or conduct
as having induced another to act on the faith of such
representation or conduct.
Lapse of time and delay are most material when
the plaintiff, by his conduct may be regarded as waiving
his rights, or where his conduct, though not amounting to
a waiver, has placed the other party in a situation in
which it would not be reasonable to place him if the
remedy were afterwards asserted. When, however, an
argument against a relief, otherwise just, is founded upon
mere delay not amounting to bar by limitation, the
validity of that defence must be tried by principles
substantially equitable.”
In Snell’s Principles of Equity, 27th Edition, Chapter 3, 12 Maxims of
Equity have been indicated. Of these maxims principles 5, 6 and 7 are
relevant for the purpose of the case in hand. They are as follows:
x x x x
“5. He who seeks equity must do equity.
6. He who comes into equity must come with clean
hands.
7. Delay defeats equities, or, equity aids the vigilant
and not the indolo Vigilantibus, non dormientibus, jura
subveniunt.”
x x x x x
The following passage from the “Law relating to Estoppel by
Representation” by Geroge Spencer, Second Edition as indicated in Article 3
is as follows:-
“It will be convenient to begin with a satisfactory
definition of estoppel by representation. From a careful
scrutiny and collation of the various judicial
pronouncements on the subject, of which no single one
is, or was perhaps intended to be, quite adequate, and
many are incorrect, redundant, or slipshod in expression;
the following general statement of the doctrine of
estoppel by representation emerges; where one person
(“the representor”) had made a representation to another
person (“the representee”) in words or by acts and
conduct, or (being under a duty to the representee to
speak or act) by silence or inaction, with the intention
(actual or presumptive), and with the result, of inducing
the representee on the faith of such representation to alter
his position to his detriment, the represent in any
litigation which may afterwards take place between him
and the representee, is estopped, as against the
representee, from making, or attempting to establish by
evidence, any averment substantially at variance with his
former representation, if the represent at the proper time,
and in the proper manner, objects thereto.”
In Article 1175 at page 637 of Halsbury’s Laws of England, 3rd
Edition, Volume 14, it is stated as follows:
“Waiver is the abandonment of a right, and is
express or implied from conduct. A person who is
entitled to the benefit of a stipulation in a contract or of a
statutory provision may waive it…..”
“The essence of waiver is “estoppel” and where
thee is no “estoppel” there can be no “waiver”, the
connection between “estoppel” and “waiver” being very
close. But, in spite of that, there is an essential difference
between the time and that is whereas estoppel is a rule of
evidence waiver is a rule of conduct. Waiver has
reference to man’s conduct, while estoppel refers to the
consequences of that conduct.”
A few decisions of this Court which have illuminatingly dealt with the
concept of estoppel may be noted.
In S. Shanmugam Pillai v. K. Shanmugam Pillai ( AIR 1972 SC 2069)
it was observed that there are three classes of estoppels that may arise for
consideration in dealing with reversioner’s challenge to a widow’s
alienation. They are (1) that which is embodied in S.115 of the Evidence
Act, (2) election in the strict sense of the term whereby the person electing
takes a benefit under the transaction, and (3) ratification i.e. agreeing to
abide by the transaction. A presumptive reversioner coming under any one
of the aforesaid categories is precluded from questioning the transaction,
when succession opens and when he becomes the actual reversioner. But if
the presumptive reversioner is a minor at the time he has taken a benefit
under the transaction, the principle of estoppel will be controlled by another
rule governing the law of minors. If after attaining majority he ratifies the
transaction and accepts the benefit thereunder, there cannot be any
difference in the application of the principle of election. The effect would
be the same. It may be that on attaining majority he has the option to disown
the transaction and disgorge the benefit or to accept it and adopt it as his
own. Whether after attaining majority the quondam minor accepted the
benefit or disowned it, is a question to be decided on the facts of each case.
In Provash Chandra Dalui v. Biswanath Banerjee (AIR 1989 SC
1834), it was observed as follows:
“21. The essential element of waiver is that there must
be a voluntary and intentional relinquishment of a known
right or such conduct as warrants the inference of the
relinquishment of such right. It means the forsaking the
assertion of a right at the proper opportunity. The first
respondent filed suit at the proper opportunity after the
land was transferred to him, and no covenant to treat the
appellants as Thika tenants could be shown to have run
with the land. Waiver is distinct from estoppel in that in
waiver the essential element is actual intent to abandon or
surrender right, while in estoppel such intent is
immaterial. The necessary condition is the detriment of
the other party by the conduct of the one estopped. An
estoppel may result though the party estopped did not
intend to lose any existing right. Thus voluntary choice
is the essence of waiver for which there must have
existed an opportunity for a choice between the
relinquishment and the conferment of the right in
question. Nothing of the kind could be proved in this
case to estop the first respondent.”
In Indira Bai v. Nand Kishore (1990 (4) SCC 668), it was observed as
follows:
“Estoppel is a rule of equity flowing out of fairness
striking on behaviour deficient in good faith. It operates
as a check on spurious conduct by preventing the inducer
from taking advantage and assailing forfeiture already
accomplished. It is invoked and applied to aid the law in
administration of justice. But for it great many injustice
may have been perpetrated. Present case is a glaring
example of it. True no notice was given by the seller but
the trial court and the appellate court concurred that the
pre-emptor not only came to know of the sale
immediately but he assisted the purchaser-appellant in
raising construction which went on for five months.
Having thus persuaded, rather mislead, the purchaser by
his own conduct that he acquiesced in his ownership he
somersaulted to grab the property with constructions by
staking his own claim and attempting to unsettle the legal
effect of his own conduct by taking recourse to law. To
curb and control such unwarranted conduct the courts
have extended the broad and paramount considerations of
equity, to transactions and assurances, express or implied
to avoid injustice.”
If a man either by words or by conduct has intimated that he consents
to an act which has been done and that he will not offer any opposition to it,
although it could not have been lawfully done without his consent, and he
thereby induces others to do that which they otherwise might have abstained
from, he cannot question legality of the act he had sanctioned to the
prejudice of those who have so given faith to his words or to the fair
inference to be drawn from his conduct.
It cannot be doubted that there may be cases in which there is
deception by omission, silence may be treated as deception only where there
is a duty to speak; in other words as Biglow points out in his book “Biglow
on Fraud” (Volume 1 at page 597), ground of liability arises wherever and
only where silence can be considered as having an active properly that of
misleading.
In view of the factual conclusions arrived at by the High Court, which
are perfectly in order, the appeals are bound to fail. The rule of estoppel has
clear application, and in view of this finding it is not necessary to go into the
question whether Explanation 6 of Section 11 C.P.C. has any application or
not.
The appeals are accordingly dismissed.