Bombay High Court High Court

Equbalbegum vs Abdul Rahim Fateh Mohammad on 19 September, 2008

Bombay High Court
Equbalbegum vs Abdul Rahim Fateh Mohammad on 19 September, 2008
Bench: V.R. Kingaonkar
                                (1)



             IN THE HIGH COURT OF JUDICATURE OF BOMBAY

                       BENCH AT AURANGABAD

                SECOND APPEAL NO.300 OF 1989




                                                                  
     01. Equbalbegum w/o Sk.Ahmed




                                          
     02. Mohd.Anwar s/o Sk.Ahmed

     03. Mohd.Mustafa s/o Sk.Ahmed




                                         
     04. Mohd. Osman s/o Sk.Ahmed

     05. Mohd.Samad s/o Sk.Ahmed.

     06. Jamilabi w/o Sk Ismail




                                
     07. Najamabegum w/o Syed Equbal
                  
     08. Lalbi w/o Shaha Mohd.

     09. Khalil Mohd. s/o Shaha Mohd.
                 
     10. Abedabegum w/o Syyed Anis

     11. Khamarbegum w/o   Syyed Chand

     12. Amenabegum syyed Baba
      


     13. Abdul Khadir s/o Shaha Mohd.
   



     14. Saidabegum w/o Ekbal

     15. Sk.Abdul Sattar s/o Shaha Mohd             APPELLANTS

             VERSUS





     01. Abdul Rahim Fateh Mohammad

     02. Banobi w/o Abdul Karim

     03. Vajirbi w/o Sk.Ismail         (Apeal abated as
                                       against R-3 as per





                                       order dt. 15.07.2008)

     04. Fatemabi w/o Amirkhan

     05. Shaikh Bale s/o Fateh Mohd.                RESPONDENTS

                      .....

     Mr. S.P.Chapalgaonkar, Advocate for the Appellants




                                          ::: Downloaded on - 09/06/2013 13:52:48 :::
                                            (2)

     Mr. C.R.Deshpande, Advocate for the respondent No.1
                       .....

                                            [CORAM: V.R. KINGAONKAR, J.]

                                            Reserved on   : 15/09/2008
                                            Pronounced on : 19/09/2008




                                                                                 
                                            ----------------------------




                                                        
     JUDGMENT :

1. Challenge in this appeal is to judgment

rendered by learned Second Additional District Judge,

Beed, in an appeal (RCA No.415/1984) whereby and

whereunder dismissal of decree in a Civil Suit (RCS

No.144/1979) came to be reversed.

2. Appellants
ig herein are original defendant Nos.

1 to 7 and 9 to 15. Respondent No.1 Abdul Rahim is

the original plaintiff. Respondent No.2 Banobi is

original defendant No.16, deceased respondent No.3

Vajirbi is original defendant No.18, respondent No.4

Fatemabi is original defendant No.17 and respondent

No.5 Shaikh Bale is original defendant No.19 in the

context of suit bearing RCS No.144/1979.

3. The suit was for partition in respect of three

house properties bearing M.C. Nos.1422, 1425 and

1426, situated at Lohargalli, Beed and as described in

the plaint. The following pedigree table is mostly

uncontroverted, expect the controversy pertaining to

branch inherited by Chandbi, through whom the

plaintiff claims right of succession.

::: Downloaded on – 09/06/2013 13:52:48 :::
(3)

Haji-Mohammed
_________________________¦___________________________
¦ ¦
(Daughter) Mohammed Osman

Chandbi (Disputed) ¦
______¦____________________________________ ¦
¦ ¦ ¦ ¦ ¦ ¦

Sk.Bale Abdul Rahim Banobi Vazirbi Fatemabi ¦
(son) (son) (Dter) (Dter) (Dter) ¦
Dft.19 Plaintiff Dft.16 Dft.18 Dft.17 ¦
¦
__________________________________________________¦

¦ ¦
Mohommed Amin Shaikh Ahmed
(son) (son)
¦ _________________________________¦______
¦ ¦ ¦ ¦ ¦
Shaha Anwar Mustaffa Shaikh Akbalbi

Mohd Dft.1 Dft.2 Dft.3 Dft.4
¦ ________________________________________
¦
¦
¦
¦
son
Samad
ig ¦
Daughter
Nazema
¦
Daughter
Zemilabi
¦ Dft.5 Dft. 6 Dft.7

¦____________________________________________
¦ ¦ ¦ ¦ ¦
¦ son son Widow son
¦ Abdul Sattr Khalil Lalbi Mohd.Kadir
¦ Dft.8 Dft.9 Dft.10 Dft.11
¦____________________________________________

¦ ¦ ¦ ¦
Daughter Daughter Daughter Daughter

Abeda Syeda Khairunisa Amina
Dft.12 Dft.13 Dft.14 Dft.15

4. Briefly stated, the plaintiff’s case in the

trial Court was that the suit properties were owned by

common ancestor – Haji Mohommad, who died about 70

years prior, leaving behind him daughter Chandbi and

son Mohd Osman. He avered that after the death of

Haji Mohd, said Chandbi and Mohd Osman were jointly

enjoying possession of the suit properties during

their lifetime. Chandbi was dwelling in house No.1422

::: Downloaded on – 09/06/2013 13:52:48 :::
(4)

whereas Mohd Osman was dwelling in other two houses.

The suit house properties were not partitioned amongst

themselves. Mohd Osman died prior to about 35 years

and predeceased Chandbi. She died about 5 years

later, leaving behind two sons i.e. plaintiff and

defendant No.19-Shaikh Bale and three daughters i.e.

defendants No.16 to 18. Defendants No.1 to 15 are the

legal representatives of Mohd Osman and are occupants

of other two houses bearing Nos. 1425 and 1426,

whereas he and his branch members are occupants of

house No.1422. Father of defendants No.1 to 3 had

filed a suit (RCS No.65/1968) for possession against

the

defendant No.19- Shaikh Bale, which was decreed.

An appeal carried by defendant No.19-Shaikh Bale was

dismissed on 10.02.1971. According to plaintiff, he

and defendant Nos.16 to 18 were not parties to the

said suit and, therefore, the judgment and decree

rendered in the said suit is not binding on them. He,

therefore, sought 2/7th share as a successor of

deceased Chandbi.

5. The contesting defendants (Appellants herein)

resisted the suit. They flatly denied that deceased

Chandbi was the daughter of deceased Haji Mohd and was

residing in house property bearing No.1422. They also

denied that after the death of Chandbi, plaintiff and

defendant Nos.16 to 19 continued to reside therein.

According to them, a portion of house No.1422 was

::: Downloaded on – 09/06/2013 13:52:48 :::
(5)

temporarily given to the plaintiff and defendant

No.19, as licenceeses. They asserted that a false and

vexatious claim is set up by the plaintiff

notwithstanding the decree for possession in the

previous suit (RCS No.65/1968) against defendant No.19

-Shaikh Bale. They would submit that the previous

judgments and decree is binding on the plaintiff.

Hence, they sought dismissal of the suit with

compensatory costs of Rs.1000/-.

6. The parties went to trial over certain issues

struck by the learned Civil Judge. The learned Civil

Judge

(JD), was pleased to dismiss the suit. He held

that the plaintiff failed to prove his lawful

possession in respect of house No.1422 and also the

allegation that deceased Chandbi was daughter of

original owner, namely, Haji Mohd. He, therefore,

held that neither the plaintiff nor defendant Nos. 16

to 18 are entitled to claim any share in the suit

properties. Feeling aggrieved, the plaintiff

preferred an appeal (RCA No.415/1984), which came to

be allowed. By the impugned judgment, the learned

Additional District Judge held that deceased Chandbi

was daughter of Haji Mohd and was entitled to claim

her share in the suit properties. He held that the

judgment and decree in previous suit (RCS No.65/1968)

would not be binding on rights of the plaintiff and

the defendants No.16 to 18. He further held that the

::: Downloaded on – 09/06/2013 13:52:48 :::
(6)

plaintiff would be entitled to 2/7th share in the suit

properties, defendant Nos. 16 to 18 would be entitled

to get 1/7th share out of 1/3rd share of deceased

Chandbi and defendant No.19 would be entitled to 2/7th

share out of the share of deceased Chandbi.

7. Mr.Chapalgaonkar would submit that the First

Appellate Court committed patent error while reversing

the dismissal decree. He would submit that though the

defendant No.19-Shaikh Bale was held as trespasser in

respect of house property No.1422 as a result of

decision in the previous suit, yet by virtue of the

impugned judgment, 2/7th share has been allotted to

him, which

is impermissible. He contended that the

plaintiff filed false suit after commencement of

execution proceedings in relation to the earlier

decree for possession. He would submit that there is

no tangible evidence to infer that deceased Chandbi

was the daughter of the original owner – Haji Mohd.

He would submit, therefore, that the findings of the

First Appellate Court are perverse and liable to be

interfered with.

8. There is no dispute about the fact that,

during pendency of this appeal, original defendant

No.18-Vajirbi, who was respondent No.3 herein, died.

Her legal representatives are not brought on record.

Appeal abated against her, as per order rendered by

this Court on 15.07.2008. No steps were taken for

::: Downloaded on – 09/06/2013 13:52:48 :::
(7)

substitution of the legal representatives and setting

aside the abatement. Thus, the partition decree, to

the extent of her share, has become final.

9. Before I proceed to consider merits of the

matter, let it be noted that unfortunately no

substantial question of law was framed when this

second appeal came to be admitted. The then Hon’ble

Judge (A.D.Mane,J.), passed following order-

“Admit. Notice, R & P. Shri.Yevtekar

advocate waives notice for respondent No.1”

10. Mr.C.R.Deshpande, learned advocate for the

plaintiff / original defendant No.1, would submit that

the Second Appeal has abated in entirety due to

non-substitution of the L.R.s of respondent

No.3-deceased Vajirbi. He would submit that since the

partition decree has become final to the extent of

respondent No.3-deceased Vajirbi, now passing of any

conflicting decree, without taking her legal

representatives on record, would not be proper.

Hence, he urged that the appeal may be held as abated

under Order XXII Rule 3 of the Code of Civil

Procedure.

11. There is no substantial question of law,

reflected from the appeal memo. The First Appellate

::: Downloaded on – 09/06/2013 13:52:48 :::
(8)

Court appreciated the evidence on record. The only

disputed question is whether Chandbi was the daughter

of deceased Haji Mohd and was in occupation of house

property bearing No.1422 in her own rights as his

heir. True, in the previous litigation against

defendant No.19-Shaikh Bale, the Court held that

Shaikh Bale was a licencee of the said house property.

It is difficult to say that such a finding would be

binding upon plaintiff Abdul Rahim and the defendant

Nos. 16 to 18, who were not parties to that suit.


     The     concept of joint family, as available in case                                   of




                                                  
     real     brothers under the Hindu Law, is of no avail                                   in

     relation          to
                             
                              brothers, who are governed by                      Mohomedan

     Law.         It    is well settled that Mohomedan legal                             heirs
                            
     take     their          share       immediately      after         death       of     the

     predecessor.                 Shares      of    plaintiff Abdul            Rahim       and

     defendant          Nos.16 to 19 were crystallized                       immediately
      


     after       death        of       Chandbi,      if it is       held       that       they
   



     derived        the suit properties from her.                       If it is found

     that     she       is the daughter of deceased Haji Mohd                             then





     her     share was crystallized immediately after death of

     said     Haji          Mohd.        There      could be       no     jointness          of

     ownership          between Chandbi and Mohd Osman, though they

     may         have       been       in     possession       of       separate         house





     properties             as the legal heirs of deceased Haji                         Mohd.

     It     is not necessary to enter into the thicket of fact

     finding        process.           For, the First Appellate Court duly

     considered             the     municipal record and              other        evidence




                                                              ::: Downloaded on - 09/06/2013 13:52:48 :::
                                            (9)

while concluding that defendant No.19-Shaikh Bale used

to pay municipal taxes of house No.1422. Rightly or

wrongly, the First Appellate Court came to the

conclusion that the plaintiff, defendant No.19-Shaikh

Bale and the defendant Nos. 16 to 18, were entitled

to decree for partition of their shares. The fact

finding process of the First Appellate Court cannot be

questioned in the Second Appeal and it is moreso when

no substantial question of law was framed while

admitting the appeal. The second appeal, therefore,

falls outside the pale of section 100 of the Code of

Civil Procedure. I am of the opinion that additional

substantial

question of law can be framed under sub

clause (5) of section 100 of the Code of Civil

Procedure only when already one or more substantial

questions of law have been formulated for

consideration. However, where there is no substantial

question of law framed at all, then there would be no

scope for framing additional substantial questions of

law by invoking powers under sub clause (5) of section

100 of the Civil Procedure Code. Needless to say, the

Second Appeal deserves to be dismissed for want of any

substantial question of law.

12. For the sake of argument, even if it is

assumed that substantial questions of law may be

formulated at this stage then also it is difficult to

consider this second appeal on merits. For, the

::: Downloaded on – 09/06/2013 13:52:48 :::
(10)

appeal is abated against respondent No.3-deceased

Vajirbi. As stated before, the decree for partition

in her favour has become final under the impugned

judgment due to such abatement. Mr.Chapalgaonkar

would rely on “Mahmud Mian (Dead) through LRs and

another V/s. Shamsuddin Mian (Dead) through LRs and

others” (2005) 11 SCC 582. The Apex Court did not lay

down any ratio as such in the given case. The Apex

Court observed that the appeal was not satisfactorily

disposed of by the Division Bench. It is observed

that it was a partition suit. It is further observed

that on account of death of one of the parties, the

appeal could
ig not have abated in its entirety. The

Apex Court allowed substitution of legal

representatives by condoning the delay. The Apex

Court, however, observed:

“The respondents’ plea that the appeal had

abated in the High Court itself is kept open.”

13. It is explicit, therefore, that the question

regarding abatement of the appeal was not foreclosed

by the Apex Court. He also seeks to rely on “N.Khosla

V. Rajlakshmi (Dead) and others” (AIR 2006 SC 1249)

and “Shahazada Bi and others V.Halimabi (since

deceased by L.Rs)” (AIR 2004 SC 3942). It is held by

the Apex Court that if interests of co-defendants are

separate, as in case of co-owners, Suit will abate

::: Downloaded on – 09/06/2013 13:52:48 :::
(11)

only as regards interest of deceased.

14. Mr.C.R.Deshpande seeks to rely on “Badni

(dead) by L.Rs. and others etc. V/s. Siri Chand

(dead) by LRs and others” (AIR 1999 SC 1077).

Reiterating the tests stated in Nathu Ram’s case (AIR

1962 SC 89) the Apex Court held that the appeal would

be liable to be dismissed where :

a) When the success of the appeal may lead to

the Court’s coming to a decision which would

be in conflict with the decision between the

appellant
ig and the deceased respondent and,

therefore, which would lead to the Court’s

passing a decree which will be contradictory

to the decree which had become final with

respect to the same subject-matter between the

appellant and the deceased respondent;

b) when the appellant could not have brought

the action for the necessary relief against

those respondents alone who are still before

the Court, and

c) when the decree against the surviving

respondents, if the appeal succeeds, be

ineffective, that is to say, it could not be

successfully executed.”

::: Downloaded on – 09/06/2013 13:52:48 :::
(12)

15. Mr.C.R.Deshpande also seeks to rely on “Shri

Bakshish Singh (dead) by LRs v/s Arjan Singh and

others” (1996 (3) Supreme 118),” Matindu Prakash

(Deceased) by LRs V/s Bachan Singh and others” (AIR

1977 SC 2029), “Sri Chand and others V/s M/s Jagdish

Pershad Kishan Chand and others” (AIR 1966 SC 1427),

“Zilla Singh V.Chandgi” (1991 SC 263), and “Deoram Ana

Patil and Sonu Puna Patil” (1974 Mh.L.J.9).

16. If the above referred litmus test is applied,

one would see that if the appeal succeeds then it

would

lead to conflicting decision with the finality

of decision in favour of deceased respondent

No.3-Vajirbi. It need not be emphasised that her

share has been crystallized and the decision in her

favour has become final due to abatement of the appeal

against her. So, if the appeal will be allowed then

such decision will run counter to the finality

attained in respect of the decision of the First

Appellate Court in her favour. Passing of the decree

in favour of the appellants will be contradictory to

the decree, which has become final with respect to the

same subject matter between them and deceased

respondent No.3-Vajirbi. Considering the nature of

final decree, I am of the opinion that the entire

appeal would abate due to abatement of the same as

against the respondent No.3-Vajirbi (original

::: Downloaded on – 09/06/2013 13:52:48 :::
(13)

defendant No.18). For this reason too the Second

Appeal must fail.

17. In the result, the appeal is dismissed with no

order as to costs.

[ V.R. KINGAONKAR ]
JUDGE

drp/SA300-89

::: Downloaded on – 09/06/2013 13:52:48 :::