High Court Patna High Court

Jagdeo Sharma vs Nandan Mahto And Ors. on 4 September, 1981

Patna High Court
Jagdeo Sharma vs Nandan Mahto And Ors. on 4 September, 1981
Equivalent citations: AIR 1982 Pat 32, 1982 (30) BLJR 37
Author: S A Ahmad
Bench: S A Ahmad


JUDGMENT

S. Ali Ahmad, J.

1. Defendant No. 1 is the appellant in this second appeal. The suit was filed for a declaration that the sale deed, (Ext. A/1) dated 9-6-59 executed by defendant No. 2 (the mother of the plaintiffs) and defendant No. 3 (plaintiffs’ brother) in favour of defendant No. 1, is null and void and not binding on the plaintiffs. The suit was dismissed by the trial court but on appeal the same was decreed. Thereafter this second appeal has been filed.

2. Admittedly, the land in question was given to defendant No. 2 in gift by the then Raja of Amawan under a registered deed of gift dated 16-4-1944 (Ext. 1). The stipulation in this deed, inter alia, was that the gifted land will be held by the donee and after her death it will be held by her heirs generation after generation but neither the donee (defendant No. 2) nor her heirs will ever have the right of alienating the same either by way of sale, exchange or mortgage etc. It was further stipulated that in case the gifted land was alienated in any manner either by the donee herself or by the heirs of the donee then n the effect of such alienation will be that the deed of gift will stand automatically cancelled and the donor will get the right to come in possession of the gifted property. According to the plaintiffs, therefore, their mother (defendant No. 2) or their brother (defendant No. 3) had no right’ to transfer suit land in favour of defendant. Number 1. It was further, said that the transfer was a result of collusion between defendant No. 1 and other defendants. It was also said that the deed was never read over or explained to defendant No. 2 who executed the same as a result of fraud practised upon her by defendant No. 1. It was also said that no consideration in fact passed under this deed.

2-A. The defence, on the other hand, inter alia, was that there was neither fraud nor collusion and that consideration was paid to defendant No. 2. It was said that the land in suit was already in possession of defendant No. 1 as Ijaradar by virtue of three ijara deeds executed by defendant No. 2 in the years 1949 and 1952. It was said that under the sale deed dated 9-6-1959. (Ext. A/1) the amount covered by the aforesaid three ijara deeds were left with defendant No. 1 and the balance was paid to defendant No. 2. It was also the case of the contesting defendant that the restriction imposed under the gift deed dated 14-7-1944 relating to alienation of the property was void and illegal by virtue of Section 10 of the Transfer of Property Act.

3. The trial court came to the conclusion that the sale deed dated 9-6-59 (Ext. A/1) was neither the result of fraud nor collusion. According to it, consideration for this sale deed was paid to defendant No. 2. Further, according to the trial court, the stipulation in Ext. 1 prohibiting transfer or alienation by the donee or by her heirs was hit by Section 10 of the Transfer of Property Act and as such void. It accordingly held that the sale deed dated 9-6-1959 (Ext. A/1) was neither void nor invalid. Further, according to the trial court, the plaintiff had only a chance to succeed to the property on the death of her mother.

4. On appeal, the lower appellate court upheld the finding that Ext. A/1 was a genuine document inasmuch as it was not executed on account of any collusion or fraud and that consideration did pass under this document. It, however, was of the opinion that the condition or stipulation restricting the donee or her heirs was not bad inasmuch as such a restriction was permissible under Section 126 of the Transfer of Property Act, It, therefore, allowed the appeal and decreed the suit. Thereafter this second appeal has been filed.

5. Mr. Laxman Saran Sinha, learned counsel for one appellant, contended that the view taken by the court below that under Section 126 a donee or his heirs can be completely restrained from alienating the property is bad. According to him, Section 126 is the general section which is controlled by See. 10 of the Transfer of Property Act which specifically mentions that where a property is transferred subject to a condition or limitation absolutely restraining the transferee or any person claiming under him, from parting with or disposing of his interest in the property, the condition or limitation is void. In this case, as I have stated earlier, the limitation on transfer by the donee or by her heirs is absolute and complete. It is, therefore, covered by the language of Section 10. No doubt, under Section 126 the donor and the donee may agree that on the happening of any specified event which does not depend on the will of the donor, a gift shall be suspended or revoked. Mr. S. B. N. Singh, relying on the language of Section 126, urged that under Ext. A/1 the donor and donee agreed that in case the gifted land was transferred by the donee, then the gift will stand revoked. If Section 126 is read in isolation then the argument of Mr. Singh is correct, but in my view Section 126 cannot be read in isolation and has to be read along with Section 10 of the Transfer of Property Act which says that any stipulation completely re straining the donee from transferring the gifted property is void. If read together, which must be so read, the only reasonable conclusion that one can arrive at is that Section 126 is the general section which is controlled by Section 10 and if that is done, then it is obvious that the stipulation in Ext. 1 completely restricting the donee from alienating the gifted property is void. I am supported in the view that I have taken by the decision in the case of Mt. Brij Devi v. Shiva Nandan Prasad (AIR 1939 All 221).

6. There is yet another difficulty in the way of the plaintiff-respondent. Under the deed of gift it was defendant No. 2 who held the property absolutely and till her lifetime the plaintiff had no interest in it. His only interest was spes successionis, i.e., expecting to succeed to the property in future. It is well settled that on that basis a suit cannot be lawfully maintained.

7. For the foregoing reasons, the appeal is allowed, the judgment and decree passed by the court of appeal below are set aside and the suit is dismissed.