Supreme Court of India

Gautam Paul vs Debi Rani Paul And Ors on 17 October, 2000

Supreme Court of India
Gautam Paul vs Debi Rani Paul And Ors on 17 October, 2000
Bench: V.N. Khare, S.N. Variava
           CASE NO.:
Appeal (civil)  5942 of 2000

PETITIONER:
GAUTAM PAUL

RESPONDENT:
DEBI RANI PAUL AND ORS

DATE OF JUDGMENT: 17/10/2000

BENCH:
V.N. KHARE & S.N. VARIAVA

JUDGMENT:

JUDGMENT

2000 Supp(3) SCR 733

The Judgment of the Court was delivered by S.N. VARIAVA, J. Leave granted.

This Appeal is against an Order dated 11th September, 1998 passed by the
High Court of Calcutta.

Briefly stated the facts are as follows :

One Dr. Jonoranjan Paul was the owner of premises No. 14-C, Sambhu Lane,
Calcutta-14. This three-storied building is hereinafter referred to as suit
property. The said Dr. Jonoranjan Paul had six sons, namely, Satish, Kiron,
Biren, Nilratan, Nirmal and Bimol. During his life time the said Jonoranjan
Paul had sold the suit property to one Dr. Trollukya Nath Ghosh. After the
death of Dr. Trollukya Nath Ghosh the suit property went to his heirs. The
heirs executed a Gift Deed dated 2nd June, 1947. By this they gifted the
suit property to Nilratan Paul, Nitrogen Baran Paul and Bimal Chandra Paul.
As stated above, Nilratan Paul and Bimal Chandra Paul were two sons of
Jonoranjan Paul. Nirode Baran Paul was the son of Kiron Chandra Paul.

Nilratan Paul’s share went to his son Bejoy Ratan Paul. On 25th February,
1957 Bejoy Ratan Paul sold his share in the property to Nirode Beran Paul.
Even though Bijoy Ratan Paul sold his share to Nirode Baran Paul he
continued to staty in one room in the premises. By a Deed of Partition
executed on 25 June, 1957 Bimal Chandra Paul took property at 14 S.B. Lane.
The suit property came to Nirode Baran Paul.

Nirode Baran Paul died on 7th February 1965. On his death his mother Naras
Nandini Paul, his wife Debi Rani Paul and his daughter Radha Rani Paul each
got a 1/3 share in the property. The 1/3 share of mother Naras Nandini Paul
went to her sons Banwari Lal Paul, Barid Baron Paul and daughter Elbhuti
Paul. They each got a l/9th share. It is thus that Bibhuti Paul got a l/9th
share in the suit property. The l/9th share of Banwari Lal Paul went to his
son Sujit Paul and three daughters Gita, Chabi and Rubi, They each got a
l/36th share in the suit property.

The Appellant is the son of Bejoy Ratan Paul. As stated above, even though
Bejoy had sold his share to Nirode, he continued to occupy one room in the
suit property. After the death of his father Appellant continued to stay in
that room. On 3rd December, 1988 Appellant purchased the l/9th Share of
Bibhurt Paul in the suit property. He then also occupied the room which had
earlier been occupied by Bibhuti Paul.

Debi Rani Paul and Radha Rani Paul (wife and daughter of Nirode) filed Suit
No. 4 of 1989 against Bibhuti Paul (Defendant No. 1) Gautam Paul (Defendant
No. 2), Sujit, Gita, Chabi and Rubi (Defendant 3 to 6 respectively). The
suit was for partition of suit property. In this suit a declaration was
also sought that the sale by Bibhabati Pal in favour of Goutam Paul was
illegal and void and not binding on the Plaintiffs. In this suit an
application was made under Section 4 of Partition Act. The Plaintiffs
sought to buy over the share of Bibhuti Paul, which had been sold to Goutam
Paul.

On 27th August 1992 the Trial Court passed a preliminary decree for
partition. It was declared that the Plaintiffs had 7/9th share in this
Property. It also held that Goutam Paul had l/9th share in the property.
The Trial Court kept the proceeding under Section 4 of the Partition Act
pending, to be decided later on after recording evidence.

Being aggrieved, by their application under Section 4 of the Partition Act
not having been decided, the Plaintiffs (i.e. Respondents 1 and 2 herein)
filed a First Appeal, which was ultimately numbered as 152 of 1993. This
Appeal was allowed by the impugned judgment dated 11th September, 1998. By
this judgment the preliminary decree for partition has been upheld. It has
also been held that Respondents 1 and 2 are entitled to pre-empt under
Section 4 of the Partition Act. It is held that the Appellant (herein) is
not a member of the family. It is held that, as the sale is to a person who
was not a member of the family, Respondent Nos. 1 and 2 were entitled to
purchase over the share which had been sold to the Appellant.

Mr. S.B. Sanyal submitted that Kiron Chandra Paul and Nilratan Paul were
two sons of Jonoranjan Paul. He submitted that they belonged to one family.
He pointed out that Respondents (1 and 2) were the wife and daughter of
Nirode Baran Paul (who was the son of Kiron Chandra Paul) whereas the
Appellant was the grand son of Nilratan Paul. He submitted that Section 4
contemplates a sale to an absolute outsider, who has no connection with the
family. He submitted that a sale to a member of the family cannot be
preempted under section 4.

Mr. Sanyal relied upon the case of Ghantesher Ghosh v. Madan Mohan Ghosh
and Others,
reported in [1996] 11 SCC 446. In this case it has been held
that before Section 4 can be invoked the following conditions must be
fulfilled viz.

(1) A co-owner having undivided share in the family dwelling house
should effect transfer of his undivided interest therein;

(2) The transferee of such undivided interest of the co-owner should be
an outsider or stranger to the family;

(3) Such transferee must sue for partition and separate possession of
the undivided share transferred to him by the co-owner concerned.

(4) As against such a claim of the stranger transferee, any member of
the family having undivided share in the dwelling house should put forward
his claim of pre-emption by undertaking to buy out the share of such
transferee; and

(5) While accepting such a claim for pre-emption by the existing co-owner
of the dwelling house belonging to the undivided family, the court should
make a valuation of the transferred share belonging to the stranger
transferee and make the claimant co-owner pay the value of the share of the
transferee so as to enable the claimant co-owner to purchase by way of pre-
emption the said transferred share of the stranger transferee in the
dwelling house belonging to the undivided family so that the stranger
transferee can have no more claim left for partition and separate
possession of his share in the dwelling house and accordingly can be
effectively denied entry in any part of such family dwelling house.

It is also held that Section 4 has been enacted for the purpose of
insulating the domestic peace of members of undivided family occupying a
common dwelling house from the encroachment of a stranger transferee of the
share of one undivided co-owner as the remaining co-owners are presumed to
follow similar traditions and mode of life and to be accustomed to
identical likes and dislikes and identical family traditions. It is held
that the scheme seeks to protect the family members from the onslaught on
their peaceful joint family life by stranger-outsider to the family who may
be having different outlook and mode of life including food habits and
other social and religious customs. It is held that entry of such outsider
in the joint family dwelling house is likely to create unnecessary
disturbances not germane to the peace and tranquillity not only of the
occupants of the dwelling house but also of neighbours residing in the
locality. It is held that keeping these object in view the right flowing
from Section 4 cannot be restricted in its operation only up to the final
decree for partition. It is held that crystallization of share may take
place but separation and partition take place only by actual division by
metes and bounds and delivery of possession of respective shares to the
respective shareholders. It is held that this can be achieved only at the
stage of execution of the final decree. It is held that only after
execution, separation and partition the court would become functus officio.
It is held that the provisions of Section 4 would, therefore, be available
at all stages of the litigation till the litigation reaches its terminus by
means of full and final discharge and satisfaction of the final decree for
partition. It is held that if a stranger transferee enters the arena of
contest at any stage and seeks to get his share separated he can be said to
be suing for partition and separate possession with in the meaning of
Section 4. It has been held that such a transferee may come on the scene
prior to the final decree or he may come on the arena of contest even in
execution proceedings as a transferee of the decretal right. It is held
that in either eventuality it would be said that such a stranger is suing
for partition.

Mr. Sanyal also relied upon the case of Kshirode Chunder Ghosal v. Saroda
Prosad Mitra, reported in XII Calcutta Law Journal 526. In this case it is
held.

“The term “family” is not defined in the Partition Act, and we do not think
that it would be possible or desirable to frame a comprehensive formula or
exhaustive definition to indicate all that is easily understood by the term
” family.” As was well observed by Kindersley, V.C. in Green v. Marsden,
(1953) 1 Drewry 646 (651), 61 E.R. 598, the word “family” is, in itself, a
word of a most loose and flexible description. It is, in fact, as Wickens
V.C. said in Burt v. Hellyar, (1872) L.R. 14 Eq. 160, a popular and not a
technical expression, and its meaning is often controlled by the context.
As is pointed out in the Oxford Dictionary, Vol. IV, page 55, although the
term “family” is sometimes used to include those descended or claiming
descent from a common ancestor, it has, very often, a much wider import; it
is often used to indicate a body of persons formed by those who are merely
connected by blood or affinity; it is sometimes used to include even a body
of persons who live in the house or under on head. In the case of Wilson v.
Cochran, (1869) 31 Texas 677, 98 Am. Dec. 553, the matter was put clearly
and concisely as follows: “The term family embraces a collective body of
persons living together in one house or within the curtilage. In legal
phrase, this is the generic description of a ‘family’. It embraces a house-
hold comprised of parents or children or other relatives or domestic
servants, in short, every collective body of persons living together within
the same curtilage, subsisting in common, and directing their attention to
a common object, the promotion of their mutual interests and social
happiness. This is the most popular acceptation of the word.” The
description herein suggested may, perhaps, be deemed, in some respects, too
wide. But one thing is, in our opinion, beyond dispute. The word “family”,
as used in the Partition Act, ought to be given a liberal and comprehensive
meaning, and it does include a group of persons related in blood, who live
in one house or under one head or management. There is nothing in the
Partition Act, to support the suggestion that the term “family” was
intended to be used in a very narrow and restricted sense, namely, a body
of person who can trace their descent from a common ancestor.”

Mr. Sanyal also relied upon the case of Paluni Del v. Rathi Mallick and
Ors., reported in AIR 1965 Orissa 111. In this case the question was
whether a married daughter, who was residing with her husband at some other
place, could be said to be a member of the family. It was held that the
word “family” as used in the Partition Act must be given a liberal and
comprehensive meaning and should include a group of persons related in
blood, who live in one house or under one head or management. It is held
that there is nothing in Partition Act to support the suggestion that the
terms “family” was intended to be used in a very narrow and restricted
sense, namely, a body of persons who trace their descent from a common
ancestor. It was held that it is not necessary that the terms “dwelling
house” belonging to an undivided family should include a house where a
group of persons related by blood live and that it was not necessary that
they should descend from a common ancestor or should constantly reside in
the dwelling house or that they should be joint in mess so long as the
members of the family have not abandoned their intention to reside in it.

Relying on the above authorities Mr. Sanyal submitted that the common
ancestor was Jonoranjan Paul. He submitted that from the beginning the
Appellant has been residing in the suit property along with his father
Bejoy Ratan Paul. He submitted that the Appellant was residing in the suit
property as a member of the family. He submitted that Respondent Nos. 1 & 2
were also members of the same family. He submitted that under these
circumstances it could not be said that the Appellant was a stranger or
outsider. He submitted that, therefore, the High Court was wrong in holding
that the Appellant was not a member of the family. He submitted that the
impugned judgment was required to be set aside on this ground.

Mr. Sanyal further submitted that in any event Appellant had at no stage
“sued for partition”. He submitted that as the Appellant had not sued for
partition Section 4 could not be invoked. He submitted that, even on this
count, the High Court was wrong in allowing the Plaintiff to pre-empt by
purchasing the share of the Appellant.

As against this Mr. Gupta submitted that Section 4 can be invoked if a
share in the dwelling house belonging to an undivided family has been
transferred to a person who is not a member of such family. He submitted
that admittedly this dwelling house belonged to members of the family of
Nirode Baron Paul. He submitted that it was admitted that Bejoy Ratan Paul
had sold his share to Nirode Baron Paul. He submitted that a sale to a
person who was not a member of the family of Nirode Baron Paul would be a
sale to a person who was not a members of such family. He submitted that
Section 4 would thus become applicable. He submitted that the High Court
had correctly held that the Appellant could not be considered a member of
such family.

Mr. Gupta admitted that the Appellant had not filed any suit for partition.
He submitted that it was not necessary that the outsider or a stranger
should actually file a suit for partition. He submitted that in any suit
for partition, whether filed by the outsider or by a member of the family,
there would be partition and then a division by metes and bounds. He
submitted that each sharer would become entitled to receive possession of
his share. He submitted that in a suit for partition, the position of all
parties is inter-changeable. He submitted that separate allotment can be
claimed by any party irrespective of whether he was plaintiff or Defendant.
He submitted that if a stranger is a Defendant, in a suit for partition,
then irrespective of whether he asks for a separate allotment or not, any
co-sharer can claim a right for pre-emption under Section 4 to the
Partition Act.

In support of his submission he relied upon the authority of Special Bench
of the Calcutta High Court in Siba Prosad Bahttacharyya and Others v.
Bibhuti Bhusan Bhattacharjee and another, reported in AIR 1989 Calcutta 35.
He points out that this authority has upheld the consistent view of the
Calcutta High Court. In this case it has been held that Section 4 must be
liberally construed in favour of the co-sharers of an undivided family
dwelling house. It has been held that the co-sharer has a right to buy the
share of the stranger irrespective of the fact that the stranger is a
Plaintiff or a Defendant. It has been held that in a partition suit the
parties are interchangeable. It is held that in a suit for partition it
makes no difference whether a party is Plaintiff or Defendant. It is held
that a party, whether a plaintiff or Defendant, can claim a share in the
dwelling house. It has been held that the expression “to sue” would include
not only ” to prosecute” but also “to defend”. It is also held as follows:

“The object of Section 4 is to prevent the disintegration of the family
dwelling house by preventing to introduce stranger therein. The stranger is
adequately compensated by the market, value of the property purchased so
that dwelling house of the family be preserved. The view that it must be
strictly construed and that until and unless the stranger either sues for
partition as a plaintiff or asks for separate allotments as defendant (sic)
be accepted then the whole object of Section 4 would be frustrated. In a
suit for partition parties are interchangeable. The defendant can, at any
time before the decree for partition is finally passed, ask for separate
allotment. The right under Section 4 is available to the co-share as soon
as a preliminary decree is passed. The defendant may frustrate the right of
the co-sharer to buy out the share by not asking for separate allotment up
to the last moment. The possibility cannot be ruled out that after the co-
sharer’s right of pre-emption u/s 4 is rejected on the ground that the
defendant has not asked for separate allotment, the defendant could ask for
separate allotment. In this way if the view of Netai Boss’s case be
accepted great injustice will be caused to the co-share of an undivided
family dwelling house.”

It must be mentioned that in the above mentioned case it was noted that a
similar view was also taken in the case reported in AIR (1937) Nag. 4, AIR
(1950) Pat 317 & AIR (1971) Orissa 127. It was also noted that a contrary
view has been taken in the cases reported in AIR (1957) All 356, AIR (1922)
Bom 121 and AIR (1950) Mad 214.

Mr. Gupta submitted that the Calcutta High Court has consistently taken
this view. He points out that the impugned judgment is by the Calcutta High
Court. He submits that it thus could not be said that there was any error
in the judgment.

Mr. Gupta also relied upon the Ghantesher Ghosh case (supra). He submitted
that this case also lays down that Section 4 operates at all stages of the
litigation even up to the execution proceedings. He submitted that in
Ghantesher Ghosh’s case a decree had already been passed. Thereafter a
stranger purchaser applied for execution of that decree. He points out that
this Court held that even though it was in execution the provisions of
Section 4 would apply. He submitted that in every partition suit there is
bound to be a division of the property by metes and bounds and a separation
of the shares. He submitted that the object of Section 4 is to ensure that
no outsider comes to a dwelling house even though the outsider is merely a
Defendant in the suit. He submitted that if a contrary view is taken then
on a partition the outsider is bound to get a share and take possession of
that share. He submitted that that would defeat the laudable object of
Section 4. He submitted that object would be achieved only if the other co-
sharers are entitled to preempt and purchase over the share of the
stranger, so long as the stranger is a party to the suit for partition.

We have heard the parties and considered the rival submissions. In this
Appeal the main questions which arise for consideration are:-

(a) Whether the Appellant could be said to be a member of the family
within the meaning of Section 4 of the Partition Act? and

(b) Whether in the absence of the transferee suing for partition a
shareholder can invoke Section 4 and buy over such share?

For a consideration of these questions it would be appropriate to set out,
at this stage, Section 4 of the Partition Act. Section 4 reads as follows:

“4. Partition suit by transferee of share in dwelling-house, -(1) Where a
share of a dwelling-house belonging to an undivided family has been
transferred to a person who is not a member of such family and such
transferee sues for partition, the court shall, if any member of the family
being a shareholder shall undertake to buy the share of such transferee,
make a valuation of such share in such manner as it thinks fit and direct
the sale of such share to such shareholder, and may give all necessary and
proper directions in that behalf, (emphasis supplied)

(2) If in any case described in sub-section (1) two or more members of the
family being such shareholders severally undertake to buy such share, the
court shall follow the procedure prescribed by subsection (2) of the last
foregoing section.”

A mere perusal of this Section shows that for its applicability the
conditions as set out in Ghantesher Ghosh case (Supra) have to be
fulfilled.

Let us now consider whether the sale to the Appellant by Bibhuti Paul can
be said to be a sale to an outsider or a stranger to the family.
Undoubtedly, Section 4 should be given a liberal interpretation. However
giving a liberal interpretation does not mean that the wordings of the
Section and the clear interpretation thereof be ignored. The relevant
wordings are “dwelling-house belonging to an undivided family”. Thus it
must be dwelling house belonging to an undivided family. The further
requirement is that the transfer must be to a person who is not a member of
“such family”. The words “such family” necessarily refers to the undivided
family to whom the dwelling house belongs. In this case the undivided
family is not the undivided family of Jonoranjan Paul. Admittedly the
undivided family which owns the dwelling house is the undivided family of
Nirode Baron Paul. It is not Appellant’s case that he is a member of the
undivided family of Nirode Baron Paul. In the case relied upon by Mr.
Sanyal the persons concerned were members of the family to whom the
dwelling house belonged. In the case the Appellant, not being a member of
the family of Nirode Baron Paul cannot be said to be a member of the
undivided family to whom the dwelling house belongs. Merely because he is
related by blood through a common ancestor i.e. Jonaranjan Paul does not
make him a member of the family within the meaning of the term as used in
Section 4. To that extent the High Court was right in coming to the
conclusion that the sale was not to a member of the family.

The next question is whether it can be said that the Appellant had sued for
partition. Undoubtedly the decisions of the Calcutta High Court in
Bhattacharyya case (supra) and the cases reported in AIR (1937) Nag. 4, AIR
(1950) Pat 37 and AIR (1971) Orissa 127, support the interpretation sought
to be placed on Section 4 by Mr. Gupta however, as noted above there is
conflict of opinion between the various High Court on this point. The cases
reported in AIR (1957) All 356, AIR (1922) Bom, 121 and AIR (1950) Mad 214
take a contrary view. In our view for reason set out hereinafter the
opinion held by the Calcutta, Patna and Orissa High Court is not correct
and cannot be sustained. It must be mentioned that this Court has in the
case of Babu Lal v. Hablnoor Khan, reported In AIR [2000] 5 SCC 662 already
considered the correctness of the view taken in AIR 1971 Orissa High Court
took the same view as the Calcutta High Court. This Court held as follows
in respect of the view taken by the Orissa High Court:

“If the ratio of the aforesaid decision is held to take the view that a
stranger-purchaser who does not move for partition of the joint property
against the remaining co-owners either as a plaintiff or even as successor
of the decree-holder seeks execution of the partition decree can still be
subjected to Section 4 to the Partition Act proceedings, then the said view
would directly conflict with the decision of this Court in Ghantesher Ghosh
case and to that extent it must be treated to be overruled.”

We are in agreement with this opinion.

There is no law which provides that co-sharer must only sell his/her share
to another co-share. Thus stranger/outsiders can purchase shares even in a
dwelling house. Section 44 of the Transfer of Property Act provides that
the transferee of share of a dwelling house, if he/she is not a member of
that family, gets no right to joint possession or common enjoyment of the
house. Section 44 adequately protects the family members against intrusion
by an outsider into the dwelling house. The only manner in which an
outsider can get possession is to sue for possession and claim separation
of his share. In that case Section 4 of the Partition Act comes into play.
Except for Section 4 of the Partition Act there is no other law which
provides a right to a co-sharer to purchase the share sold to an outsider.
Thus before the right of pre-emption, under Section 4, is exercised the
conditions laid down therein have to be complied with. As seen above one of
the conditions is that the outsider must sue for partition, Section 4 does
not provide the co-sharer a right to preempt where the stranger/outsider
does nothing after purchasing the share. In other words, Section 4 is not
giving a right to a co-sharer to pre-empt and purchase the share sold to an
outsider anytime he/she wants. Thus even though a liberal Interpretation
may be given, interpretation cannot be one which gives a right which the
Legislatures clearly did not intend to confer. The Legislature was aware
that in Suit for Partition the stranger/outsider, who has purchased a share
would have to be made a party. The Legislature was aware that in a Suit for
Partition the parties are inter-changeable. The Legislature was aware that
a Partition Suit would result in a decree for Partition and in most cases a
division by metes and bounds. The Legislature was aware that on an actual
division, like all other co-sharers, the stranger/outsider would also get
possession of his share. Yet the Legislature did not provide that the right
for pre-emption could be exercised ” In any Suit for Partition”. The
Legislature only provided for such right when the “transferee sues for
partition”. The intention of the Legislature is clear. There had to be
initiation of proceedings or the making of a claim to partition by the
stranger/outsider. This could be by way of initiating a proceeding for
partition or even claiming partition in execution. However, a mere
assertion of a claim to a share without demanding separation and possession
(by the outsider) is not enough to give to the other co-sharers a right of
pre-emption. There is a difference between a mere assertion that he has a
share and a claiming for possession of that share. So long as the
stranger/purchaser does not seek actual division and possession, either in
the suit or in execution proceedings, it cannot be said that he has sued
for partition. The Interpretation given by the Calcutta, Patna, Nagpur and
Orissa High Courts would result in nullifying the express provisions of
Section 4, which only gives a right when the transferee sues for partition.
If that interpretation were to be accepted than in all cases, where there
has been a sale of share to an outsider, a co-sharer could simply file a
suit for partition and then claim a right to purchase over that share. Thus
even though the outsider may have, at no stage, asked for partition and for
the delivery of the share to him, he would be forced to sell his share. It
would give to a co-sharer a right to pre-empt and purchase whenever he/she
so desired by the simple expedient of filing a Suit for Partition. This was
not the intent or purpose of Section 4. Thus the view taken by Calcutta,
Patna, Nagpur and Orissa High Courts, In the aforementioned cases, cannot
be said to be good law.

In this case we have seen the written statement and the additional written
statement filed by the Appellants. We have also seen the evidence given by
the Appellants. At no stage has the Appellant asked for partition or
demanded possession of his share. All that he has claimed, which he was
bound to and entitled to, is that he has a l/9th share in the property.
Under these circumstances, the High Court was wrong in allowing the
Respondents 1 and 2 to exercise a right of pre-emption under Section 4 of
the Partition Act. In this case, the condition of a transferee suing for
partition had not been fulfilled.

In this view of the matter the impugned judgment requires to be and is set
aside. The decree of the Trial Court dated 27th August, 1992 is restored
except that the application under Section 4 shall now stand dismissed as
being premature. Respondents 1 and 2 are at liberty to apply to the Trial
Court, if they so desire for a final decree of Partition. We however
clarify that if at any stage the Appellant applies for partition and for
separation and possession of his share Respondents 1 and 2 and/or any other
co-sharer will still entitled to move under Section 4 of the Partition Act.

The Appeal stands disposed off accordingly. There will be no order as to
costs.