High Court Kerala High Court

Balakrishnan vs Kalyani on 21 October, 2009

Kerala High Court
Balakrishnan vs Kalyani on 21 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 21 of 1995(C)



1. BALAKRISHNAN
                      ...  Petitioner

                        Vs

1. KALYANI
                       ...       Respondent

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  :SRI.B.GOPAKUMAR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :21/10/2009

 O R D E R
                               THOMAS P. JOSEPH, J.
                              --------------------------------------
                                   S.A.No.21 of 1995
                              --------------------------------------
                     Dated this the 21st day of October, 2009.

                                        JUDGMENT

Second Appeal arises at the instance of defendant Nos.1 and 2 in

O.S.No.23 of 1988. Parties are referred to as plaintiff and defendants as in the

trial court for convenience.

2. Plaintiff, defendant Nos.1, 4 and 10, the late Velayudhan, the late

Padmanabhan and the late Karthyayani are children of Achuthan (he died in the

year 1959). Padmanabhan died as a bachelor. Defendant No.3 is the wife of the

late Velayudhan. Defendant Nos.5 to 9 are children of the late Karthyayani.

Defendant No.11 claimed to have entered into some agreement with defendant

No.1 to purchase a portion of the suit property. Case of the plaintiff is that late

Achuthan was residing in the building in the suit property since long taking

income therefrom. While so, a document was obtained on 17.7.1957 in the

name of defendant No.1 from the prior owner, Keralavarma Thampuran getting

assignment of the entire right over the property in favour of defendant No.1.

According to the plaintiff, at the time of that document Achuthan was aged about

70 years and was dependant on defendant No.1. That document was taken by

defendant No.1 without the consent of the plaintiff or other legal representatives

(of Achuthan). While so, defendant No.1 executed a document in favour of

Velayudhan, husband of defendant No.3 as document No.896 of 1957 dated

SA No.21/1995

2

26.9.1957. Plaintiff would say that the said document has not taken effect, it

was not intended to take effect, nor does it bind the plaintiff or others.

Document No.632 of 1958 dated 23.7.1958 was got executed by defendant

No.1 from late Achuthan getting release of his right in the suit property for a

consideration of Rs.2,300/-. Plaintiff would say that there was no occasion for

executing such document and that Achuthan did not have the mental capacity or

financial stability to execute such document. Moreover, defendant No.1 had no

right to get any document executed without the consent of other legal

representatives. It is stated that document No.632 of 1958 was got executed

by defendant No.1 exercising undue influence. Plaintiff learnt about the

document only recently when defendant No.11 asked her about her right in the

suit property. Plaintiff claimed that she has been in joint possession of the

property with other legal representatives of Achuthan and that the right which

Achuthan had in the suit property existed even now. That right is heritable and

thus, plaintiff and other legal representatives got right in the suit property.

Accordingly she prayed for partition and separate possession of her one sixth

share in the suit property “after finding that the above said documents are null

and void and are sham”. Defendant Nos.1 and 2 resisted the suit contending

that the late Achuthan was residing in the suit property as a ‘kudikidappukaran’

and that the suit property originally belonged to the Cochin Royal Family in jenm.

The property was owned by the late Kavoo Thampuran. While so, there was a

partition in the Royal Family and the suit property was allotted to the share of

SA No.21/1995

3

Keralavarma Thampuran, son of .Kavoo Thampuran. He executed document

No.718 of 1057 dated 17.7.1957 transferring his right, title, interest and

possession of the suit property in favour of defendant No.1 receiving

consideration of Rs.3,752/-. The amount retained with defendant No.1 to be

paid to the late Achuthan was paid to him and received by him. It is

contended that 30 cents out of the suit property was sold to Velayudhan, eldest

brother of defendant No.1 on 26.9.1957. Later defendant No.1 executed a gift

deed in favour of defendant No.2 in the year 1968 and presently defendant No.2

is in possession of the suit property. It is incorrect to say that the documents

are got executed in the manner stated in the plaint. It is also not correct to say

that the documents have not taken effect or are sham. Plaintiff has no right or

interest in the suit property. Plaintiff was aware of execution of the documents

during the relevant time itself. Defendant No.3 adopted the contentions of

defendant Nos.1 and 2. She claimed that defendant No.1 sold 30 cents from the

suit property to her husband, the late Velayudhan on 26.9.1957 as per a

registered document. Defendant Nos.4 and 10 supported defendant Nos.1 and

2. Learned Munsiff found that plaintiff has no partiable right in the suit property

and dismissed the suit. Plaintiff took up the matter in appeal. First appellate

court found that Exts.A1 to A3 are sham documents which have not taken effect

and reversing the judgment and decree of the trial court the suit was decreed. A

SA No.21/1995

4

preliminary decree for partition was passed in favour of the plaintiff. That

judgment and preliminary decree are under challenge in this Second Appeal at

the instance of defendant Nos.1 and 2.

3. Following substantial questions of law are framed for a decision:

i. When there are registered documents in respect of a

property and right is claimed only as a sharer by the plaintiff, could partition be

allowed without a declaration to the effect that plaintiff is entitled to a share in

the suit?

ii. Was not the first appellate court wrong in concluding that

Exts.A1 to A3 are sham transactions, in the absence of any evidence in that

line?

It is contended by learned counsel for appellants/defendant Nos.1 and 2 that in

the nature of the averments in the plaint attacking the relevant documents,

plaintiff could not succeed without incorporating a prayer for declaration of the

right claimed by her or, to set aside the documents which according to her,

stand against her. It is also the contention of learned counsel that the first

appellate court was not legally correct in concluding that Exts.A1 to A3 are sham

documents in the absence of any evidence to that effect. Learned counsel

contends that the failure of plaintiff to mount the witness box is fatal and placed

reliance on the decisions in Iswar Bhai C.Patel v. Harihar Behera [AIR

SA No.21/1995

5

1999 SC 1341] and Vidhyadhar v. Manikrao [AIR 1999 SC 1441].

Per contra, it is contended by learned counsel for plaintiff that the only contention

raised by the plaintiff in the trial court and the first appellate court as regards

the documents in question is that the said documents are sham, which does not

require a declaration to that effect. According to the learned counsel it is

sufficient that plaintiff avoided the said documents by appropriate plea and

produced evidence to show that the said documents are sham and have not

taken effect. Learned counsel would contend that the first appellate court was

justified on evidence in concluding that Exts.A1 to A3 are sham and have not

taken effect. Further contention is that the said finding is one on fact, no

substantial question of law is involved and this Court is not justified in interfering

on a finding of fact entered by the first appellate court.

4. Ext.A1 is the certified copy of sale deed dated 17.7.1957 executed

by Keralavarma Thampuran in favour of defendant No.1 purporting to transfer

his right, title, interest and possession over the suit property – 1.46 = acres for

the consideration mentioned therein and directing that defendant No.1 shall pay

certain amount to Achuthan, his father who has been residing in the suit property

since time immemorial looking after that property. Ext.A2 is the certified copy of

sale deed dated 26.9.1957 executed by defendant No.1 in favour of his eldest

brother, the late Velayudhan (husband of defendant No.3) conveying right, title,

interest and possession of 30 cents from the said 1.46 = acres. Ext.A3 (Ext.B2

SA No.21/1995

6

is the original) is the certified copy of release deed dated 23.7.1958 executed

by the late Achuthan in favour of defendant No.1 releasing his right over 1.15 =

acres from out of the suit property (less 30 cents covered by Ext.A2) for the

consideration mentioned therein. Ext.A4 is the certified copy of gift deed dated

5.7.1968 executed by defendant No.1 in favour of defendant No.2 concerning

1.46 = acres. I shall refer to the rest of documents a bit later.

5. According to the plaintiff, as seen from the averments in

paragraph No.3 of the plaint Ext.A1 was got executed by defendant No.1 without

the consent of plaintiff or other legal representatives (meaning those were

entitled to a share in the suit property after the death of Achuthan). So far as

Ext.A2 is concerned the averment in the plaint is that it is a sham document

which has not taken effect, nor intended to take effect. When it comes to

Ext.A3, averment in paragraph No.3 of the plaint is that there was no occasion

for Achuthan to execute any such document, nor had he the mental capacity to

do so. In paragraph No.4 of the plaint it is stated that it was exercising undue

influence that Ext.A3 was got executed. In the relief portion it is stated that the

said documents are null and void, sham and holding so, plaintiff may be granted

a decree for partition and separate possession of her one sixth share.

6. Contention raised by learned counsel for defendant Nos.1 and

2/appellants is that in that nature of the attack against Exts.A1 to A3, without a

prayer for declaration regarding the validity of the said documents in the manner

SA No.21/1995

7

pleaded by the plaintiff or, without setting aside those documents plaintiff could

not ask for the relief of partition as if she were a co-owner of the suit property.

Learned counsel for plaintiff in response would contend that the plea raised

concerning Exts.A1 to A3 is only that the said documents are sham and that

was how those documents were attacked in the first appellate court also That

being the plea, a declaration or setting aside of the documents is not required

before seeking partition, according to the learned counsel.

7. If a document is sought to be attacked on the ground that it is null

and void or it is sham having not taken effect, a declaration to that effect or

setting aside the document is not required. Reason is that so far as a document

which is null and void is concerned, it is non est in the eye of law and can be

ignored by proving the same to be null and void. When a document is attacked

on the ground that it is sham, then also in my view, a declaration to that effect

or setting aside that document is not required since a sham document cannot

create rights or obligations or affect the rights of parties concerned. The

decision of the Madras High Court in Venkatrama Aiyar and others v.

Krishnammal and another [AIR 1927 Madras 255] and the decision of

this Court in Gouri Amma Vaidehi Amma v. Parameswaran Pillai

Madhavan Pillai [1956 KLT 431] support that view. Therefore, so far as

the contention of plaintiff that the documents are sham is concerned, even

SA No.21/1995

8

without setting aside those documents or seeking a declaration to that effect, it

was well within the right of the plaintiff to seek partition and separate possession

of the share claimed by her. But, if a document is attacked on the ground that

the executant was not having the mental capacity to execute that document or it

was got executed under undue influence, then it is only voidable in nature,

remains valid till avoided and has to be set aside in the manner known to law.

In the plaint, it is stated that at the time Ext.A3 was executed by late Achuthan

he did not have the mental capacity to do so. It is also stated that the said

document was got executed by defendant No.1 using undue influence. Son of

plaintiff when examined as PW1 asserted in chief examination that at the time

Ext.A3 was executed Achuthan was not having sound disposing state of mind.

He further stated that it was executed fraudulently. If that be so, plaintiff had to

set aside the said document (Ext.A3) before claiming partition. However, it is

stated by learned counsel for the plaintiff that plaintiff is not pursuing such a

contention and her contention is only that Ext.A3 is sham and has not taken

effect. Though what is stated in the relief portion in the plaint is not a substitute

for pleadings, what is prayed for is that partition may be ordered after holding

that Exts.A1 to A3 are sham and null and void. That is how plaintiff presented

her case in the first appellate court also as seen from the finding entered by that

SA No.21/1995

9

court and the learned counsel for plaintiff submits. In the circumstances I hold

that a declaration or setting aside of the documents as suggested by learned

counsel for defendant Nos.1 and 2, before seeking partition was not necessary.

8. Now I shall come to the question whether finding of the first

appellate court, in reversal of the finding of the trial court that Exts.A1 to A3 are

sham and that plaintiff has partiable interest in the property is supported by any

evidence. What is stated in the plaint is that late Achuthan was residing in the

building in the suit property and taking yield from time immemorial. Apart from

the said averment there is nothing averred in the plaint to indicate that Achuthan

had any other right or interest in the suit property. Though it is contended by

learned counsel for plaintiff that the recital in Ext.A1 would show that Achuthan

had been making customary payments to Keralavarma Thampuran which is

indicative of a tenancy in favour of the late Achuthan, I do not find any such

averment in the plaint nor evidence on the side of PW1 who testified for the

plaintiff. There is no averment in the plaint that suit property was entrusted to

the late Achuthan for effecting cultivation or that he was empowered or

authorised to effect such cultivation. A ‘cultivating tenant’ is defined in Section

2(8) of the Kerala Land Reforms Act as ” a tenant who is in actual possession of

and is entitled to cultivate the land comprised in his holding”. I do not find any

such averment in the plaint or evidence in that line. Exts.A1 and A3 (which

ofcourse plaintiff challenge as ‘sham’) only say that late Achuthan was a

SA No.21/1995

10

caretaker of the suit property residing in the house therein since long. That does

not make him a cultivating tenant. Therefore, that contention of the learned

counsel cannot be accepted.

9. Learned counsel for plaintiff contended that there is no evidence to

show that Keralavarma Thampuran, the executant of Ext.A1 had any right over

the suit property as stated in Ext.A1. Ext.A1 states that it was by way of a

partition in the Royal Family that Keralavarma Thampuran got the suit property

absolutely, but the copy of that partition deed is not produced. Here also I

must also say that there is no averment in the plaint that Keralavarma

Thampuran had no right in the property so that, he could not execute Ext.A1.

On the other hand what is stated in paragraph No.2 of the plaint is that

defendant No.1 got Ext.A1 got executed from Keralavarma Thampuran, the

owner of the property. Moreover, PW1 has given evidence that Keralavarma

Thampuran was the owner of the property. It is true that when defendant No.1

was in the box, he was questioned whether he had seen the partition deed

referred to in Ext.A1 or any other document showing the title of Keralavarma

Thampuran over the property and he answered in the negative. But in the light

of what is stated in paragraph No.2 of the plaint, lack of averments in the plaint

that Keralavarma Thampuran had no property and the evidence of PW1 that

the property belonged to Keralavarma Thampuran, I am unable to accept that

contention of the learned counsel for plaintiff.

10. So far as Ext.A1 is concerned, it recites that Keralavarma

SA No.21/1995

11

Thampuran assigned his right, title, interest and possession of the suit property

in favour of defendant No.1 on receipt of the consideration mentioned therein

and it is also stipulated in Ext.A1 that defendant No.1 was to pay certain amount

to the late Achuthan in consideration of his looking after the properties staying

there since time immemorial. Defendant Nos.1 and 2 produced Ext.B1 to show

that the amount recited to be paid to Achuthan was paid. Ext.B1 is a photocopy

of receipt dated 15.7.1957 said to have been executed by Achuthan in favour of

defendant No.1 receiving the sum of Rs.3,752/- recited in Ext.A1 to be paid to

him. Ext.A1 is however dated 17.7.1957. First appellate court held that

execution of Ext.A1 itself is doubtful in so far as the amount recited in Ext.A1 to

be paid to Achuthan is seen paid by Ext.B1 to the said Achuthan two days prior

to Ext.A1. I shall refer to acceptability of that contention a bit later. Ext.A2

states that defendant No.1 sold 30 cents out of 1.46 = acres to Velayudhan,

husband of defendant No.1 for consideration. It is as per Ext.A3 that the late

Achuthan is said to have released his right over the remaining 1.15 = acres in

favour of defendant No.1, and later comes Ext.A4, gift deed dated 5.1.1968

executed by defendant No.1 in favour of defendant No.2, but in respect of the

entire 1.46 = acres.

11. First appellate court found that Ext.B1 could not have been

executed by the late Achuthan two days prior to Ext.A1. A further finding is that

though as per Ext.A2, defendant No.1 had sold 30 cents to his eldest brother,

Velayudhan (husband of defendant No.3) from out of 1.46 = acres, it would

SA No.21/1995

12

appear from Ext.A4, gift deed dated 5.1.1968 that defendant No.1 gifted the

entire 1.46 = acres (including the 30 cents covered by Ext.A2) to defendant

No.2, wife. Thus first appellate court came to the conclusion that Ext.A1 to A3

are sham transactions.

12. I am afraid, the first appellate court has not gone into the evidence

or considered the relevant aspects in depth while holding so. Assuming that

Ext.B1(it is the photocopy of an unregistered receipt) came into existence two

days prior to Ext.A1, that could be a reason to discard Ext.B1 but, not sufficient

to ignore Ext.A1 which is a registered document. Execution of Exts.A1 to A3 are

not being disputed by the plaintiff before me. Though registration by itself is not

proof of execution of a document, binding authorities on the point say that

registration is prima facie evidence of valid execution of the document which is

required by law to be registered. Therefore that Ext.B1 was got executed two

days prior to Ext.A1 is no ground to hold that Ext.A1 has not taken effect. May

be Ext.B1 can be ignored which does not affect the right of defendant Nos.1 and

2 over the property. It is also true that as per Ext.A2, 30 cents was assigned to

Velayudhan (late husband of defendant No.3) from out of 1.46 = acres and

Ext.A4 would say that the entire property including the said 30 cents was gifted

to defendant No.2. From that also it is not possible to say, in the light of

evidence on record that either Ext.A2 or Ext.A4 has not taken effect. What

could be said is that Ext.A4 does not affect the 30 cents sold as per Ext.A2.

13. Learned Munsiff observed that so far as Exts.A1 to A3 and Ext.B1

SA No.21/1995

13

are concerned, the presumption under Section 90 of the Evidence of Act (for

Short, “the Act”) is available to it. That finding in my view is not legally correct

for, Exts.A1 to A3 are only certified copies and though, for certified copies also a

presumption under Section 90 could be drawn, two conditions are to be

satisfied: firstly, the said documents are brought in evidence after complying with

the requirements of Section 63 of the Act and secondly, the certified copies by

themselves are of thirty years old (see the decision of the Supreme Court in

Lakhi Baruah v. Padma Kanta Kalita (AIR 1996 SC 1253).

Therefore, the presumption under Section 90 of the Act is not available to

Exts.A1 to A3. So far Ext.B1 is concerned, the same principle must apply since

it is a photocopy and Ext.B1, I stated cannot be accepted in the light of Ext.A1

and for the reason which I have already stated above.

14. It has come in evidence that defendant Nos.5 to 9, children of late

Karthyayani (daughter of the late Achuthan) filed O.A.No.813 of 1970 before the

Land Tribunal making defendant No.2 as the opposite party and claiming right of

kudikidappu. That application comes after Ext.A4, gift deed in her favour. It is

not disputed that the said application was concerning the portion of property

covered by Ext.A4 and excluding the 30 cents covered by Ext.A2. Ext.B4 is the

copy of application dated 28.3.1970 preferred by defendant Nos.2 to 5 before

the Land Tribunal. Ext.B5 is the copy of notice dated 28.10.1970 issued to

defendant No.2 from Land Tribunal in O.A.No.813 of 1970. Ext.B6 is the sketch

SA No.21/1995

14

of the land to be assigned to defendant Nos.5 to 9 by way of kudikidappu.

Ext.B7, notice in O.A.No.813 of 1970 shows that the purchase price was

deposited by defendant Nos.5 to 9 in the Land Tribunal and notice of the deposit

was given to defendant No.2. Ext.B7 reveals that kudikidappu was assigned to

defendant Nos.5 to 9 from property belonging to defendant No.2 as per Ext.A4.

That also indicates that the gift in favour of defendant No.2 to the extent it

concerned 1.15 = acres had taken effect.

15. Now I shall refer to the evidence let in by the plaintiff. She has not

gone to the box. True, her son was examined as PW1 on the strength of the

order passed on an application to examine him on behalf of plaintiff stating that

she is laid up. Evidence reveals that PW1 was not even born at the time of

Exts.A1 to A3. Certainly PW1 was not competent to give evidence regarding

Exts.A1 to A3. He admitted that defendant No.1 was in possession of the

property from 1957 onwards though, according to him on behalf of all legal

representatives. At one stage, he stated that defendant No.1 is in possession

from 1958 onwards. Admittedly, Achuthan died only in the year 1959. In other

words, possession of defendant No.1 from 1957 or 1958 (as PW1 says) can be

traced to Ext.A1 and as recited therein. Though it is contended by the plaintiff

that she has been in joint possession of the suit property with other legal

representatives and was sharing the income therefrom, there is no evidence in

that line except the interested version of PW1. It is not disputed that plaintiff is

residing with her family elsewhere. It is admitted by PW1 that the revenue for

SA No.21/1995

15

the suit property is being paid by defendant No.1. Defendant No.1 on the other

side gave evidence that he got right, title and possession of the suit property as

per Ext.A1 and since then he is in possession and enjoyment of the property as

the owner. He has also referred to execution of Exts.A2 to A4. He claimed that

right from 1957-58 onwards he has been paying revenue for the suit property,

effecting mutation in his name. True, revenue receipts are not produced. But, in

the light of evidence of PW1 that revenue was paid by defendant No.1 there is

no reason to disbelieve the evidence of DW1. It is also seen from Ext.B11,

certified copy of mortgage deed No.719 of 1959 dated 20.8.1959, that

defendant No.1 had mortgaged the suit property to the Dakshina Bharatha

Bank. These circumstances are sufficient to show that contention of the

plaintiff that Exts.A1 to A3 have not taken effect is not correct.

16. Defendant No.11 came to the picture claiming that there was an

agreement for sale of a portion of the property belonging to defendant No.2.

Exts.B8 to B10 are produced to prove the same. Exts.B8 to B10 are notices

dated 15.4.1988, 21.10.1988 and 30.3.1989 issued on behalf of defendant

No.11 to defendant No.2 referring to the alleged agreement for sale.

17. So far as the right of the late Achuthan in the suit property is

concerned I found that there is no plea or evidence of tenancy and in the light of

Exts.A1 and A3 no such contention could also stand. Defendant Nos.1 and 2

on the other hand contended that Achuthan was a kudikidappukaran but,

plaintiff does not have such a case and no relief is claimed based on any right of

SA No.21/1995

16

kudikidappu of the late Achuthan. Therefore, it is not necessary to go into that

question in this appeal.

18. I have gone through the judgment and decree under challenge and

I find that learned Munsiff has considered the evidence on record and concluded

that the contention that Exts.A1 to A3 are sham cannot stand. On the other

hand, first appellate court after narrating the contention raised by both sides

stated in paragraph No.12 of the judgment that Exts.A1 to A3 are sham

documents without referring to the evidence on record and merely for the

reasons that Ext.B1 is seen executed two days before the execution of Ext.A1

and that inspite of sale of 30 cents to the late husband of defendant No.3 as per

Ext.A2, defendant No.1 has gifted the entire property to defendant No.2 as per

Ext.A4. I stated that these circumstances are not at all sufficient to hold that

Exts.A1 to A3 are sham documents. I also stated that first appellate court has

not considered the evidence on record before holding that Exts.A1 to A3 are

sham documents. Finding of the first appellate court regarding Exts.A1 to A3 is

without referring to the evidence on record. In such a situation it is open to the

second appellate court to interfere as held in Maria Colaco v. Alba Flora

Herminda D’souza[(2008) 5 SCC 268]. There it was held that normally in

the Second Appeal the High Court should not interfere on the question of fact.

But if on the scrutiny of evidence it is found that the finding recorded by the first

appellate court is totally perverse, then, certainly the High Court can interfere in

SA No.21/1995

17

the matter as it constitutes a substantial question of law. I am satisfied that

finding of the first appellate court is of that nature and hence it involved a

substantial question of law permitting and requiring this Court to interfere in this

Second Appeal. On going through the evidence and hearing learned counsel on

both sides I am unable to sustain the finding entered by the first appellate court.

The substantial questions of law raised are answered as above.

Resultantly, this Second Appeal succeeds. Judgment and decree of the

first appellate court are set aside and that of the trial court are restored. Parties

shall suffer their cost through out.

C.M.P.No.56 of 1995 and I.A.No.1351 of 2003 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks

SA No.21/1995

18

Thomas P.Joseph, J.

S.A.No.21 of 1995

JUDGMENT

21st October, 2009.