High Court Madras High Court

Chinnammal vs Valliammal on 10 February, 2010

Madras High Court
Chinnammal vs Valliammal on 10 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated :    10.02.2010

CORAM:

THE HON'BLE MR.JUSTICE M.DURAISWAMY

Second Appeal No.383 of 2003


1.Chinnammal
2.Kumarasamy						      .. Appellants  

Vs 

1.Valliammal

3.The state of Tamil Nadu,
  Rep. By District Collector,
  Perambur Town and Munsif.

3.The Tahsildar,
  Talk Office,
  Veppanthattai,
  Perambalur District & Munsif.               .. Respondents 
 


	SECOND APPEAL filed under Section 100 of the Code of Civil Procedure judgment and decree dated 30.04.2002 made in A.S.No.80 of 2001 on the file of  the Principal District Judge, Perambalur in reversing  the Judgment and Decree dated 16.07.2001   passed   in O.S.No.12 of 1993 on the file of the    District Munsif Court, Perambalur
 
	For Appellant  	:	Mr.R.Subramaniam

	For Respondent 	:    Mr.V.Udayakumar for R1
						MR.R.Muthaian, G.A. 
						 for R2 & R3

J U D G M E N T

The above Second Appeal arises against the judgment and decree in A.S.No.80 of 2001 on the file of Principal District Court, Perambalur reversing the Judgment and Decree in O.S.No.12 of 1993 on the file of District Munsif Court, Perambalur.

2. The plaintiffs 2 and 3 in the suit are the appellants in the above second appeal. The third defendant is the first respondent and the defendants 1 and 2 are the respondents 2 and 3 in the above second appeal.

3. The plaintiffs filed the suit in O.S.No.12 of 1993 on the file of District Munsif Court, Perambalur for declaration of title and mandatory injunction against the defendants 1 and 2 to transfer the pattas of the suit properties in the name of 2nd and 3rd plaintiffs.

4. The brief case of the plaintiffs in the suit are as follows:-

(i) According to the plaintiffs, the suit properties belong to them. Under the sale deed dated 4.6.1966, the first plaintiff purchased the first item of the suit property from one Namanan son of Namanan. Since the date of purchase, the first plaintiff is in possession and enjoyment of the first item of the suit property.

(ii) According to the plaintiffs, the first plaintiff purchased the second item of the suit property from one Perumal son of Undukatti Raman on 12.9.1966. Since the date of purchase, the first plaintiff is in possession and enjoyment of the second item also. The patta for these properties were transferred in the name of the first plaintiff. From the date of purchase, the plaintiffs are in possession and enjoyment of the suit properties. Subsequently, the plaintiffs learnt that the patta for the suit properties were transferred in favour of the first defendant without any notice to the plaintiffs.

(iii) According to the plaintiffs, the third defendant nor her vendors had any title or interest over the suit properties and she is not in possession and enjoyment of the same. The third defendant alleges that she purchased the suit properties from one Namanan son of Nallan in respect of first item of the suit property and in respect of the second item of the suit property, she alleges that she purchased the said property from one Perumal son of Ramasamy in the year 1987. The alleged sale deeds are not true and valid in law. The first plaintiff has taken several steps to get the pattas transferred in his name. But, there is no response from the defendants 1 and 2. The third defendant colluding with the revenue officials got pattas transferred in her name without notice to the plaintiffs. Therefore the plaintiffs filed the suit.

5. The brief case of the defendants 1 and 2 are as follows:

(i) According to the defendants 1 and 2, item No.1 of the suit property was originally a Government Poramboke land and it was assigned in favour of one Namanan son of Namanan on 18.7.1962. Violating the assignment conditions, the said Namanan sold the properties to the first plaintiff on 4.6.1966. Therefore, the assignment automatically got cancelled. The purchase by the first plaintiff in respect of first item of the property is not valid and grant of patta transfer in respect of item No.2 of the suit property will be decided after enquiry. Therefore, defendants 1 and 2 prayed for dismissal of the suit.

6. The brief case of the third defendant is as follows:

(i) According to the third defendant, sale deeds dated 4.6.1966 and 12.9.1966 are not true. The same cannot convey any title, interest or possession of the plaintiffs in respect of the suit properties. One of the vendors of the plaintiffs namely, Namanan seems to have got the first item of the suit property by way of assignment in the year 1962. As per the conditions of the said assignment, the alleged sale in favour of the first plaintiff by the said Namanan in respect of item No.1 of the suit property is invalid.

(ii) According to the third defendant, he is a bonafide purchaser in respect of item No.2 of the suit property having purchased the same from one Perumal son of Ramasamy by means of registered sale deed dated 23.7.1987. From the date of the said purchase, the third defendant has been in exclusive possession and enjoyment of the property. The Will dated 18.8.1991 produced by the plaintiffs 2 and 3 are not true and valid. The third defendant denied the execution, attestation and due registration of the Will. The suit is bad for non-joinder of necessary parties namely, the alleged vendors of the plaintiffs. Therefore, he prayed for dismissal of the suit.

7. In the reply statement, the first plaintiff has stated that the alleged assignment dated 18.7.1962 in favour of Namanan is false. No document whatsoever is filed to prove the defendants’ version. There was no cancellation proceedings on the alleged assignment dated 18.7.1962. The third defendant is not residing in the suit village nor she is in possession and enjoyment of the suit properties. No enquiry for the issuance of patta was conducted by the second defendant. The plaintiff’s vendor and later the first plaintiff had been in exclusive possession of the suit properties for the statutory period.

		8. Before the trial court, on the side               the plaintiffs,  five  witnesses  were examined   and 40 documents, Ex.A-1 to Ex.A-40 were marked and on the side of the defendants, two witnesses were  examined and  15 documents,   Ex.B-1 to Ex.B-15 were marked.

		9. The trial court after taking into consideration, the oral and documentary evidences of both sides,  decreed the suit as prayed for.  

		10. Aggrieved over the judgment and decree of the trial court, the  third defendant  preferred  appeal in A.S.No.80 of 2001 on the file of Principal District  Court, Perambalur and the lower appellate court   reversed the judgment and decree of the trial court and allowed the appeal.  

		11.  Aggrieved over the judgment and decree of the lower appellate court, the plaintiffs 2 and 3 have preferred the above second appeal. 
 
		12. Heard Mr.R.Subramaniam, learned counsel appearing for the appellants, Mr.V.Udayakumar, learned counsel for the first respondent and Mr.R.Muthaian, learned Government Advocate for the respondents 2 and 3.

		13. At the time of admission of the above Second Appeal,  the  following substantial questions  of law arose for consideration:-

	  "a. Whether the lower appellate court can reverse the judgment of the trial court without assigning any reason for not agreeing the judgment and decree of the trial court?

	b. Whether in lower appellate court is right in holding that the joint Will comes into force only on the death of both the testators?

	c. Whether the oral evidence can prevail, instead of the documentary evidence?"  

14. Learned counsel for the appellants contended that a joint Will comes into effect after the death of any one of the testators; that the lower appellate court as a final court of fact is expected to give its reasons for not agreeing with the findings of the trial court, but, the lower appellate court failed to give its reasons for not agreeing with the findings of the trial court; that the the lower appellate court erred in reversing the entire judgment of the trial court in the absence of any appeal by respondents 2 and 3; that the lower appellate court erred in going into the question of validity of Exs. A-1 when the same was not denied by the respondents; that the lower appellate court was not justified in considering the oral evidence of P.W.2, which runs counter to the recitals in Ex.A-1 registered document.

15. Learned counsel appearing for the appellants, in support of his contentions, relied upon the following judgments:

(i) AIR 1971 Mysore 143 (Leo Sequiera v. Magdalene Seqiera Bai and others), wherein it is held that joint Will becomes operative immediately after death of any one testator so far as his properties are concerned and the operation is not postponed till the death of all.

(ii) 2001(1) Supreme 642(Santhosh Hazari v. Purushottam Tiward (dead) by LRs), wherein, the Apex Court held that while reversing finding of fact, the appellate court must come into close quarters with the reasoning assigned by the trial court and then assign its own reasons for arriving at a different finding.

(iii) 2008 (1) MLJ 810 (Govindaraja Naidu and others v. Meenatchi Sundaram and others), wherein this court held that when the courts have ignored the material evidence or acted on no evidence or drawn wrong interference from proved facts by applying the law erroneously or the courts have wrongly cast the burden of proof, the High court can interfere in the second appeal.

16. Countering the submission made by the learned counsel for the appellant, leaned counsel for the first respondent submitted that the vendor of the first plaintiff was not having title to the first item of the suit property, since the property was assigned by the Government to him in the year 1962; that the Will made by the vendor of the first plaintiff is in violation of the assignment conditions; that the first respondent purchased the second item of the suit property from one Perumal son of Ramasamy by a registered deed of sale dated 23.7.1987; and that the alleged Ex.A-38 sale deed dated 18.8.1991 is not true and valid one. Therefore, prayed for dismissal of the appeal.

17. Learned Government Advocate appearing for the respondents 2 and 3 submitted that since the first item of the suit property was assigned to the first plaintiff in the year 1962, the vendor of the first plaintiff had no title to sell the property to the first plaintiff.

18. On a careful consideration of the materials available on record and the submissions made by the respective counsels, it could be seen that the appellants are the wife and son of deceased Sellappa Gounder, who is the first plaintiff in the suit. Under Ex.A-1 sale deed dated 4.6.1966, the first plaintiff purchased the first item of the property from one Namanan son of Namanan. By Ex.A-2 sale deed dated 12.9.1966, the first plaintiff purchased the second item of the suit property from one Perumal son of Undukatti Raman. According to the first respondent, she purchased the first item of the suit property on 16.7.1987 from one Namanan and she purchased the second item of the suit property from one Perumal on 23.7.1987 under Ex.B-1 sale deed.

19. Though the first respondent pleaded that she purchased the first item of the suit property on 16.7.1987 from one Namanan, she did not produce the sale deed to prove her case. The purchase of land made by the first plaintiff under Exs. A-1 and A-2 were in the year 1966. The first respondent/third defendant failed to prove that the Exs. A-1 and A-2 documents are fabricated documents. From the Exs. A-6 to A-24 and Exs. A-22 to A-29, it could be seen that the tax receipts in respect of suit properties stood in the name of the first plaintiff. These documents will prove that the first plaintiff is in possession and enjoyment of the suit properties for several years. Though the defendants have stated that the first item of the suit was assigned in favour of the vendor of the first plaintiff, they have not produced any document to prove the same.

20. In the reply statement filed by the first plaintiff, he has specifically denied the alleged assignment in the year 1962. While so, the respondents 2 and 3 ought to have produced a copy of the assignment deed to prove their case. But they failed to produce any document to show that there was assignment in the year 1962 in favour of Namanan. In the absence of any such document, the stand taken by the respondents have to be rejected. As already stated, the first respondent/third defendant failed to produce the alleged sale deed dated 16.7.1987, in respect of the first item of the suit property. There is nothing on record to prove that the first item of the suit property belongs to the first respondent.

21. So far as the second item of the suit property is concerned, the first respondent/third defendant marked Ex.B-1 sale deed dated 23.7.1987. Under Ex.B-1 sale deed, she purchased the second item of the suit property from one Perumal son of Ramasamy under Ex.B-7 sale deed. The first plaintiff purchased the second item of the suit property from Perumal son of Undukatti Raman under Ex.A2 sale deed dated 12.9.1966. Ex.A-3 is the patta pass book standing in the name of Perumal son of Undukatti Raman. The first respondent failed to produce any document or let in any evidence to show that Perumal son of Ramasamy was the owner of the second item of the suit property. On the contrary, Ex.A-3 patta pass book standing in the name of Perumal son of Undukatti Raman supports the case of the appellant. Ex.A-2 sale deed is much prior to Ex.B-1 sale deed. The husband of the first respondent, who was examined as D.W.1 has also admitted that there was some misrepresentation in execution of the sale deed in favour of the first respondent. The D.W.1 also admitted that in respect of the second item of the suit property, the name of Perumal son of Undukatti Raman has been mentioned in the revenue records. From the evidence of D.W.1, it could be seen that one Namanan son of Nallan and Perumal son of Ramasamy, were not the owners of the suit properties. Therefore, the case of the first respondent/third defendant with regard to the purchase in respect of the suit properties cannot be believed. The vendor of the first plaintiff in respect of the first item of the suit property was examined as P.W.2. His evidence cannot be looked into in view of section 92 of the Indian Evidence Act. He deposed against the recitals found in Ex.A-1 sale deed, which is hit by section 92 of the Indian Evidence Act. Further, the appellants have clearly proved their title and possession over the suit property by oral and documentary evidence. On the contrary, the first respondent failed to prove her case by any acceptable evidence. The alleged purchase made by the first respondent/third defendant was not from the real owners of the suit properties. In such circumstances, she cannot claim any right or title over the suit properties.

22. With regard to Ex.A-38 Will dated 18.8.1991 executed by the first plaintiff and his wife in favour of the second appellant/3rd plaintiff, the plaintiffs have examined P.W.5, who is the attestor to the Will. P.W.5 has clearly deposed with regard to the due execution of the Will by the testators. By examining P.W.5, the appellants/plaintiffs have proved their execution of Ex.A-38 Will. Admittedly, Ex.A-38 Will is a joint Will executed by the first plaintiff and his wife, the first appellant herein. In a joint Will, the Will comes into effect immediately after the death of any one of the testators. The findings of the lower appellate court that the joint Will comes into effect only after the death of both the testators is not correct. The lower appellate court without assigning any reason for not agreeing with the findings of the trial court, reversed the judgment and decree of the trial court. The lower appellate court ought to have assigned reasons for not agreeing with the judgment and decree of the trial court. Since the appellants have produced documentary and oral evidences to prove their case, the oral evidence let in by the respondents cannot prevail over documentary evidences produced by the appellants/plaintiffs.

23. In these circumstances, I am of the view that the judgment and decree of the lower appellate court made in A.S.No.80 of 2001 is liable to be set aside. Accordingly, the judgment and decree of the lower appellate court is set aside. The judgment and decree of the trial court made in O.S.No.12 of 1993 is restored. The substantial questions of law are decided in favour of the appellants/plaintiffs. The above second appeal is allowed. However, there shall be no order as to costs.

rj

To

1.The Principal District Judge,
Perambalur.

2.The District Munsif,
Perambalur