High Court Madras High Court

D.Arumuga Nadar vs K.Muthulakshmi on 24 April, 2007

Madras High Court
D.Arumuga Nadar vs K.Muthulakshmi on 24 April, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS

                     Dated : 24.04.2007

                            Coram

         The Honourable Mrs.Justice PRABHA SRIDEVAN

                     S.A. No.2006 of 2003
                             and
                    CMP. No.18309 of 2003



D.Arumuga Nadar					...Appellant


       Vs

                              
1. K.Muthulakshmi
2. P.Kandaswamy                     		...Respondents




      Second  Appeal  against  the judgment  decree  of  the
learned  4th  Additional Judge, City  Civil  Court,  Chennai
dated 17.7.2003 made in A.S.No. 134/01 reversing that of the
learned  16th  Assistant  City Civil  Judge,  Chennai  dated
21.3.2000 made in O.S.No.6778/93.



   For Appellant   : Mr.B.Subramanian

   For  Respondent : Mr.S.Jayaram,  Senior counsel for Mr.Y.K.Rajagopal.
                              

                          JUDGMENT

The following substantial questions of law were framed

at the time of admission:

(i) Whether the Lower Appellate Court
was right in holding that the rule of
estoppel embodied in Section 41 of the
Transfer of Property Act will not apply
to the present case?

(ii) Whether the Lower Appellate Court
was right in holding that the principles
of caveat emptor will preclude the
appellant from seeking protection under
Section 41 of the Transfer of Property
Act?

(iii) Whether the Lower Appellate Court
was right in holding that the claim of
the appellant, that he became a lessee
under the second respondent only will
prevent him from claiming that the
conduct of the first respondent will
prevent her from suing for possession?

(iv) Whether the Lower Appellate Court
was right in holding that the precedents
cited by the appellant will not apply to
a case of a lease?

2. The appellant who is the defendant resists the suit

for recovery of possession on the ground that the husband of

the respondent had leased the property to him and allowed

him to construct the superstructure and the respondent had

acquiesced with the same. The respondent’s case that there

was no acquiescence has been accepted by the lower Court.

3. The respondent owns the suit property by virtue of

the settlement deed document No.3994/1974 dated 30-09-1974

by which her sister had settled the property on her. She

has been the Matron in the Air-force and has been posted

away from Madras for several years. Taking advantage of her

absence the second respondent, her husband had leased out

the property without authority to the appellant. Since the

first respondent has not permitted such lease, the

appellant’s presence is that of a trespasser. The appellant

had also obtained electricity connection illegally. The

first respondent had issued notice to the Commissioner

Corporation and other officials that there should be no

mutation of records in favour of the appellant. To her

letter written to the Electricity Board she received a reply

that there has been a decision in O.S.No.684 of 1988 that

the appellant is the lawful tenant in respect of the suit

property. It is only thereafter that the first respondent

came to know about some arrangement between the appellant

and the second respondent. The first respondent came to

understand from the records in that suit that a decree for

injunction has been passed against the second respondent her

husband. The alleged document of lease was not produced.

Any arrangement between the appellant and the second

respondent will not bind the first respondent and therefore,

the suit was filed for declaration and recovery of

possession. After issuing a notice on 08-04-1992 to which a

reply was given b the appellant on 24-05-1992. The second

respondent remained ex-parte. The appellant resisted the

suit mainly denying the title of the first respondent in the

suit property. According to the appellant he had no

knowledge of the alleged settlement dated 13-09-1974.

According to the appellant, the first respondent had never

enjoyed the suit property and had no right to the same. The

second respondent had denied that the first respondent was

employed in the Air-Force and that taking advantage of her

absence the second respondent had leased out the property to

the appellant. The first respondent is fully aware of the

construction of the superstructure by the appellant. The

appellant is not a trespasser but a lawful tenant. When the

second respondent admitted to throw out the appellant, he

filed O.S.No.624 of 1978 and a decree for injunction was

granted in his favour. Against that, the second respondent

filed O.S.No.370 of 1991, which was dismissed. After

realising that it was not possible the appellant/the first

respondent by abusing the process of law had filed the

present suit. All the other allegations in the plaint were

denied. The Trial Court dismissed the suit holding that the

appellant is a tenant and the first respondent is not

entitled to recover possession. The aggrieved first

respondent filed the appeal. In the appeal, the first

respondent’s title to the suit property was declared and the

suit was decreed as prayed for and now the second defendant

in the suit who claims to be the tenant under the first

respondent’s husband has filed this appeal.

4. The learned counsel for the appellant submitted that

this is a case where the conduct of the parties would

clearly establish that the first respondent herein knew

fully well that her husband had leased out the property to

the appellant herein. In fact, that has even been pleaded in

the plaint. Thereafter, the respondents attempted to throw

the appellant out. A suit was filed, followed by an appeal

and both in the suit and appeal, the husband/first

respondent lost. The finding is that the super structure on

the property was put up only by the appellant. After having

failed, the second respondent had chosen to file a suit for

declaration of title and recovery of possession.

5. The learned counsel for the appellant would submit

that in 1988, the respondent had given a complaint objecting

to the construction put up by the appellant and for five

years, there was silence and only thereafter, the suit was

filed. The respondent was waiting in the wings to see the

outcome of the suit filed by the husband and only when she

knew that the suit met with failure, she filed her suit.

Learned counsel submitted that it is hardly believable that

the first respondent would not have known about the

proceedings initiated by the husband when it has been proved

by documentary and oral evidence that the husband and the

wife live together in the suit property. The learned counsel

submitted that the finding of the lower court with regard to

Section 41 of the Transfer of Property Act was totally

erroneous.

6. The learned counsel also submitted that the court

ought to have seen the effect of the judgment obtained by

the appellant against the husband of the respondent. The

learned counsel relied on the following decisions

(a) In 1993 (4) SCC 349 (GURU AMARJIT SINGH v. RATTAN

CHAND), wherein the Supreme Court dealt with the

circumstances in which Section 111 (g)(1) Transfer of

Property Act would apply;

(b) In AIR 1965 MADRAS 318 (ACC LTD v. RAMAKRISHNA),

where the Division Bench of this Court, applying the

doctrine of equitable estoppel, held that the owner is

estopped from recovering possession because of his conduct

and is not entitled to damages for the portion occupied by

trespasser.

(c) In AIR 1981 MADRAS 220 (R.S.MUTHUSWAMI GOUNDER v.

A.ANNAMALAI), it was held that the plaintiff could have come

to know in time about the defendant putting up construction

on the suit land, had he cared to find out and the principle

of acquiescence would applied and plaintiff was therefore

entitled only to a decree for compensation.

(d) In AIR 1977 MADRAS 342 (S.PALANIVELU v.

K.VERADAMMAL), it was held that there was construction by a

trespasser and acquiescence by owner while the trespasser

built on the trespassed land and it was held that owner

shall be compensated for the value of the trespassed

portion.

(e) In 1957 (II) MLJ 603, (KUTTAPPA NAIR v.

KUTTISANKARAN NAIR), it has been held that the equitable

doctrine of estoppel embodied in Section 41 of the Transfer

of Property Act would apply.

(f) In AIR 1979 SUPREME COURT 553 (SYED ABDUL KHADER v.

RAMI REDDY), it was held that Section 41 of the Transfer of

Property Act provides that where with the consent, express

or implied, of the person interested in immovable property,

a person is the ostensible owner of such property and

transfers the same for consideration, the transfer shall not

be voidable on the ground that the transferor was not

authorised to make it.

(g) In AIR 1999 MAD 435 (S.GOVINDARASU UDAYAR v.

PATTU), admissibility of judgments not inter partes was

considered.

7. The learned senior counsel appearing for the

respondent would submit that in the case on hand, no

interference is warranted in the second appeal. The learned

counsel submitted that even assuming without admitting that

the appellant did not know that the second respondent was

the real owner of the property, as soon as the notice

Ex.A30, which is dated 28.4.92 was issued, the appellant

ought to have known who was the real owner and since it was

a case of total denial, it is not open to him now to invoke

Section 41 of the Transfer of Property Act or say that the

husband had, with the consent and authority of the first

respondent, implied or express, inducted the appellant as a

lessee in the suit property. The learned senior counsel

submitted that the respondent had proved her title and

therefore, she is entitled for possession.

8. The trial court dismissed the suit and aggrieved,

the first respondent filed an appeal and succeeded. The

prayer is for declaration of title. The learned counsel for

the respondents relied on Ex.A1, which is the settlement

deed dated 30.9.74. The first respondent has given evidence

as P.W.1. She has stated that her sister had settled the

property on her as per Ex.A1. According to her, she had

served at various places in the Army from 27.2.63 to 24.5.94

and she had marked Ex.A13 to show the places where she had

served. The appellant entered possession on 18.1.88. She had

given a complaint and she had also given a complaint to the

Commanding Officer, Ex.A3. There was no licence for running

a firewood shop and again, in the letters to the Electricity

Board under Ex.A8 to A11, it was pleaded that electricity

connection should not be given. According to her, as she had

been serving in various places, she could not immediately

file a suit for recovery of possession. On consideration of

oral and documentary evidence, the Appellate Court came to

the conclusion that the suit property belonged to the first

respondent.

9. The next question is whether she is entitled to

recovery of possession. The learned counsel for the

appellant relied on the various judgments wherein the

principle of acquiescance was applied to deny the relief of

possession and compensation was awarded. But in this case,

the appellant himself has stated that the respondent was

nowhere in the picture and had never seen her. In Ex.A31,

which is the reply to Ex.A30, the following the sentences

from Ex.A31 are relied :

“…. In the first instance he wish
to bring to your notice that at no time
he became a tenant under your client. He
has not at all seen a lady with name
Muthulakshmi alleged to be the owner of
the land wherein my client has put up
superstructure at his own cost

……………..

While that is so my client is not
able to understand who is the said
Muthulakshmi for whom you have issued the
notice.

As already stated, my client has nothing
to do with your client. Hence, the
question of vacating and handing over
vacant possession of your client nor
payment of Rs.750/- per month does not
arise. ”

So according to him, he had never seen the defendant. The

appellant D.W.1 in his evidence stated as follows :

VERNACULAR (TAMIL) PORTION DELETED

10. Except for one sentence where he had stated, @thjp

gyjlit thlif tNypj;jpUf;fpwhh;@, the case of the appellant

herein is one of total denial of the first respondent’s

right. The learned counsel for the appellant would

vehemently argue that this is not a case where there can be

a forfeiture of the lease by denial of title since the

plaintiff had filed a suit alleging that he was a

trespasser. The documentary and oral evidence extracted

above would go against the appellant not in the context of

forfeiture of lease, but because this clearly goes to show

that the appellant cannot invoke the principle of implied

authority. It is now his case that the real owner, viz., the

first respondent had consented to her husband leasing out

the property to the appellant. Then he would first have to

admit that it is the first respondent who is the owner of

the property, if he has to succeed on the ground that the

first respondent being a real owner had acquiseced to his

construction of the superstructure. Then he will not only

have to admit that the first respondent is the real owner,

but also that she had seen the superstructure come up and

had not lifted her little finger. Whereas this is a case

where he claims he has never seen the lady, namely

Muthulakshmi and she has never been in Madras. The first

respondent’s stand is she has all along objected to the

appellant’s continuance in possession. While that is so, it

is clear that even if he had pleaded that the first

respondent had acquiesced, he has not proved the same

because his oral evidence goes against that stand. Though in

the written statement he has stated that the first

respondent is fully aware that the land has been leased out

to this defendant, in para 10, he had stated that the

plaintiff is not entitled to get possession from the

defendant as she has nothing to do with the suit property.

11. The learned counsel for the appellant would submit

that para 10 should be construed to mean that she has

nothing to do with his character as a tenant. It is

difficult to place this construction on the pleading. When

it is a case that she is not entitled to get possession, it

only means that he denies that she is the owner of the

property and therefore not entitled to get possession.

Though there were pleadings in the written statement and in

the additional written statement that she was aware of the

construction, in the face of his oral evidence that she was

not the owner and had never seen her, this would destroy his

case of acquiescence and implied consent.

12. In P. John Chandy and Co. (P) Ltd. v. John P.

Thomas,(2002) 5 SCC 90 , at page 97 as regards acquiesence

it is held that, “inaction in every case does not

necessarily lead to an inference of implied consent or

acquiescence. …. To establish implied consent there has to

be something more than mere inaction or lack of initiative

on the part of the landlord.”

13. In Canara Bank v. Canara Sales Corpn., (1987) 2 SCC

666 , at page 677 the Supreme Court held,

“In order to sustain a plea of acquiescence, it is

necessary to prove that the party against whom the said plea

is raised, had remained silent about the matter regarding

which the plea of acquiescence is raised, even after knowing

the truth of the matter.”

14. In Suraj Rattan Thirani v. Azamabad Tea Co.

Ltd.,(1964) 6 SCR 192, it is held, “In order that Section 41

of the Transfer of Property Act could be attracted, the

respondents should prove that Ismail was the ostensible

owner of the property with the consent of his co-sharers and

besides that they took reasonable care to ascertain whether

Ismail had the power to make a transfer.”

15. In Gurbaksh Singh v. Nikka Singh,1963 Supp (1) SCR

55, the Supreme Court held, “The general rule is that a

person cannot confer a better title than he has. This

section is an exception to that rule. Being an exception the

onus certainly is on the transferee to show that the

transferor was the ostensible owner of the property and that

he had, after taking reasonable care to ascertain that the

transferor had power to make the transfer, acted in good

faith. In this case the facts are tell-tale and they

establish beyond doubt that the appellant had the knowledge

that the title of his transferor was in dispute and he had

taken a risk in purchasing the same.”

16. Section 41 of the Transfer of Property Act reads

thus: “Where, with the consent, express or implied, of the

persons interested in immoveable property, a person is the

ostensible owner of such property and transfers the same for

consideration, the transfer shall not be voidable on the

ground that the transferor was not authorised to make it:

provided that the transferee, after taking reasonable care

to ascertain that the transferor had power to make the

transfer, has acted in good faith.”

17. In the above circumstances, the judgment obtained

by the husband is also of not of any use to the appellant.

Whatever the husband might have done, the appellant was not

able to prove that it was done with the implied authority or

consent of the first respondent. The first respondent has

established the title and it is not correct to state that

the lower appellate court had on a wrong appreciation of

Section 41, had come to its conclusion. A reading of the

judgment of the Appellate Court shows that it had rejected

the plea of the appellant that the lease was created by the

husband of the first respondent with her consent.

18. In these circumstances, none of the substantial

questions of law arise for consideration. Hence, the second

appeal is dismissed.

19. The learned counsel for the appellant prays for

time to handover possession of the property. The appellant

shall file an undertaking to the effect that he will hand

over possession on or before October 23, 2007, i.e., within

a period of six months from this date and that he will not

create any further encumbrance or a third party interest in

the suit property. This undertaking shall be filed into the

court on the reopening day, i.e. on 4.6.2007, after serving

a copy thereof to the first respondent. On such filing of

the undertaking, the first respondent shall not be entitled

to execute the decree till the expiry of the above said

period and if no such undertaking is filed, the respondent

will be entitled to act as per law.

bg

To

1. The 4th Additional Judge
City Civil Court
Chennai

2. The 16th Assistant City Civil Judge
Chennai

[PRV/10424]