High Court Kerala High Court

Jancy Rajan vs Nill on 9 February, 2009

Kerala High Court
Jancy Rajan vs Nill on 9 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 29 of 2009()


1. JANCY RAJAN, AGED 43 YEARS,
                      ...  Petitioner

                        Vs



1. NILL
                       ...       Respondent

                For Petitioner  :SRI.A.BALAGOPALAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :09/02/2009

 O R D E R
        P.R.Raman & P.S.Gopinathan, JJ.
       ==================================
              M.F.A.No.29 of 2009
       ==================================
    Dated this the 9th day of February, 2009.


                    JUDGMENT

Gopinathan, J.

1.The appellant is the petitioner in G.O.P.

No.1256 of 2006 on the file of the VIth

Addl.District Judge, Ernakulam. She was

married to Sri.P.S.Rajan, who expired on 23-2-

1995. The petition schedule property was

acquired by late Rajan as per Ext.A4.

Matrimony blessed the appellant with two

children. Noble P.Rajan is the youngest. He

was born on 11-6-1992. On the death of the

husband of the appellant, the petition

schedule property devolved upon the appellant

and her two children. The youngest one

(minor) is studying in Xth standard.

According to the appellant, she is finding it

MFA29/09

-:2:-

difficult to meet the educational expenses of

her minor son with her own income. So, she

thought of selling the petition schedule

property for which she had found out a

prospective vendor and Ext.A3 agreement for

sale was entered into. The petition schedule

property measures 7.2 cents with a house

therein. The value of the land was agreed at

Rs.1,00,000/- per cent and value of the

building at Rs.3,00,000/-. Seeking an order

to appoint her as the guardian of the minor

and to permit her to alienate the property,

the appellant filed the above petition before

the lower court.

2.There is no respondent in the petition.

Nobody objected the petition, though due

notice was published.

MFA29/09

-:3:-

3.The appellant was examined as P.W.1 and

Exts.A1 to A5 were marked.

4.During the pendency of the petition, the

appellant filed an affidavit stating that she

is prepared to deposit Rupees six lakhs in the

name of the minor. The lower court, on an

appraisal of the evidence on record, arrived

a conclusion that the appellant has not

mentioned the real value for which she

intended to sell the property. Such a

conclusion was seen arrived at on a

presumption that, usual practice is that, an

agreement for sale will be produced before the

court showing a far lesser price than the real

price. In arriving such a conclusion, the

lower court has relied upon the averments in

the affidavit that she was prepared to deposit

MFA29/09

-:4:-

Rupees six lakhs in the name of the minor and

that if the actual sale was for Rs.10 lakhs,

the share of the minor would be much lesser.

Consequently, though the appellant was

appointed as the guardian of the minor, her

prayer for permission to sell the property was

rejected. Assailing the said order, this

appeal was preferred.

5.Having heard the learned counsel for the

appellant, who had taken us through the

pleadings and the evidence, we find that to

arrive at a conclusion that the appellant had

not shown the real value in Ext.A3, we had to

read in between the lines. Such a conclusion

is nothing but a guess work. On the same

time, the lower court omitted to note the fact

that, in between the mother and the minor son,

MFA29/09

-:5:-

there may not be an arithmetic precision while

disposing a property belonging to the mother

and the minor. It is evident from the

impugned judgment that since the minor is

studying in Xth standard, no much money is

required at present for his education purpose.

But more money may be required in furture.

Probably, on the anxiety of getting an order,

the appellant might have offered before the

court that she is prepared to deposit Rupees

six lakhs in the name of the minor. That

amount may be inclusive of the share of the

appellant, sometimes, even that of the brother

of the minor. There is nothing on record to

show that the appellant has got any adverse

interest against the minor or that the

property was intended to be sold for any

higher amount or for any other purpose or that

MFA29/09

-:6:-

the appellant has got any other source to meet

the educational requirements of the minor. It

is also pertinent to note that, even if the

appellant deposited the amount more than that

is actually due, she could seek permission of

the court to withdraw the amount, as and when

much amount is required. The lower court lost

sight of all these circumstances and declined

permission to sell the property, that too, on

some guess work, which is contrary to the

evidence on record.

6.In the above circumstances, we find that the

lower court went wrong in declining the prayer

to alienate the property. Consequently, the

appeal is allowed and there would be an order

allowing the appellant to sell the petition

schedule property on condition that she should

MFA29/09

-:7:-

deposit a sum of Rupees six lakhs in a

Nationalised Bank and produce the fixed

deposit receipt before the lower court within

seven days after the execution of the sale

deed. There will be no order as to costs.

P.R.Raman, Judge.

P.S.Gopinathan, Judge.

sl.