Laila Buhari vs N.Sumina Alias Summayya on 10 April, 2008

0
59
Kerala High Court
Laila Buhari vs N.Sumina Alias Summayya on 10 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 432 of 1997(E)



1. LAILA BUHARI
                      ...  Petitioner

                        Vs

1. N.SUMINA ALIAS SUMMAYYA
                       ...       Respondent

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  :SRI.G.S.REGHUNATH

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :10/04/2008

 O R D E R
             K. PADMANABHAN NAIR, J.
            = = = = = = = = = = = = = = = = = = =
                   A.S.NO.432 OF 1997
                             AND
                   A.S. NO.233 OF 1999
             = = = = = = = = = = = = = = = = = = =
        Dated this the 10th day of April, 2008

                      J U D G M E N T

——————–

Appeal Suit No.432 of 1997 is filed by a stranger to the

Original Suit after obtaining leave from this court. A.S.

No.233 of 1999 is filed by the plaintiffs in O.S. No.137 of 1992

on the file of the Subordinate Judge’s Court, Attingal against

that part of the decree by which the suit in respect of one

item of property was dismissed.

2. Facts necessary for the disposal of the appeals are

as follows: Deceased first defendant was the husband of the

third defendant. Plaintiffs are children born to them in that

wedlock. They filed the suit through their next friend for

declaration of title and possession or in the alternative

recovery of suit property. It was averred that the second

defendant was the mother of the first defendant. Plaint items

1 to 3 were obtained by the first defendant under a partition

deed. The 4th item was purchased by him under sale deed

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 2 :-

No.3062 of 1977 of the Kazhakkoottam Sub Registry. First

defendant was in possession and enjoyment of the property as

owner after paying tax. On 27.12.1977 defendants 1 and 3

jointly executed a settlement deed. On the date of execution

of the settlement deed, first plaintiff alone was born. Second

plaintiff was born after the execution of the settlement deed.

It was averred that as per the terms of the settlement deed

property was given to the plaintiffs who are the children of

defendants 1 and 3 and the third defendant was made a

trustee. So the second plaintiff, who born subsequently, had

also got title over the property in view of the provisions of the

settlement deed. First defendant executed a sale deed in

favour of the third defendant. Subsequently, he filed O.S.

No.62 of 1979 before the Sub Court, Attingal for setting aside

the said sale deed alleging that the same was vitiated by

fraud, undue influence and lacking in consideration. The trial

court dismissed that suit. First defendant filed A.S. No.125 of

1986 before this Court challenging the decree and judgment.

That appeal also dismissed. During the pendency of O.S.

No.62 of 1979, first defendant executed a cancellation deed

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 3 :-

without the knowledge and consent of the third defendant. It

was averred that that cancellation deed is void ab initio and it

will not in any way affect the right and title of the plaintiffs

over the plaint schedule property as the gift in their favour

had become complete and irrevocable. On 4.7.1981

defendants 1 and 2 jointly executed sale deed No.2729 of

1981 in favour of the 4th defendant purporting to convey 60

cents of land of the suit property. That sale deed was also

void ab initio and it will not affect the rights of plaintiffs.

The 4th defendant sold the property to the 5th defendant as per

sale deed No.1876 of 1990. That sale deed is also void ab

initio and will not affect the rights of the plaintiffs. On

24.8.1982 the first defendant executed a sale deed in respect

of 23 cents of plaint schedule item No.1 to the 10th defendant.

That sale deed was also void ab initio and will not affect the

rights of the plaintiffs. The said land was given as security to

the 6th defendant in sale deed No.310 of 1982 dated 30.6.1982

which also was void ab initio. On 20.4.1981 defendants 1 and

3 jointly executed mortgage deed No.1448 of 1981 in respect

of plaint item No.4 property in favour of the 8th defendant.

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 4 :-

That document was also void ab initio so far as the suit

properties are concerned. Defendants 1 and 2 are not

competent to execute the sale deed or mortgage deed in

respect of the suit properties. Defendants 8 and 9 jointly

executed a sale deed in respect of plaint item No.4 in favour of

the 7th defendant. In that sale deed there was an averment to

the effect that the 8th defendant had obtained a purchase

certificate from the Trivandrum Service Inam Land Settlement

Office and he became the absolute owner. According to the

plaintiffs no notice was served on the plaintiffs in the

application filed by the 8th defendant. So the proceedings are

fraudulent and void ab initio and will not affect the rights of

the plaintiffs. The mortgage deed executed in favour of the 8th

defendant and the sale deeds executed are all void

documents. Those documents will not affect the right or title

of the plaintiffs over the suit properties subject to the special

rights of defendants 1 and 3. The prayer in the suit was for a

declaration to the effect that the plaintiffs are the absolute

owners of the property and were in possession of the same.

There was an alternative prayer for recovery of possession in

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 5 :-

case defendants 4 to 9 are found to be in possession finding

that the cancellation deed, mortgage deed and other sale

deeds were void ab initio.

3. The 5th defendant through the Power of Attorney

Holder filed a written statement contending that the suit is

not maintainable. It was contended that it was for the

plaintiffs to decide as to whether they should claim any right

under the settlement deed and whether they should

challenge the cancellation deed. It was further contended that

the plaintiffs may either to accept the settlement deed or

challenge the cancellation deed on attaining majority and they

have even a right to ratify and hence the next friend who filed

the suit had no right to maintain an action and the suit is

premature. Relationship between the plaintiffs and

defendants 1 and 3 was admitted. It was contended that

plaintiffs are under the care and protection of the mother and

not under the care and protection of the next friend. The

averment that items 1 to 3 absolutely belonged to the first

defendant was denied. It was contended that under the

partition deed of 1975 the second defendant had a life estate

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 6 :-

over the properties of the first defendant and he had got right

only subject to that right. It was also contended that he was

not in possession of the property and the property was in

the actual physical possession of the second defendant.

Execution of the settlement deed was accepted. But it was

contended that the first defendant never had an intention to

bring that document into effect and the third defendant did

not get any right or possession over the property. It was

contended that nobody had accepted the settlement deed for

and on behalf of the plaintiffs and that document happened to

be executed under a special circumstance. It was specifically

stated that the first defendant was planning to go to Gulf

countries and while he was away in Gulf he wanted the third

defendant to look after the same and for that purpose the

name of the third defendant was also shown in the document.

It was contended that the particular document was not a

document in accordance with the provisions of Muslim law. It

was contended that the third defendant joined in the

document only to look after the property, but she will not get

any title or possession over the property. It was again

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 7 :-

reiterated that the third defendant had accepted the

document for the plaintiffs was not true and she did not get

any right or possession over the property. It was admitted

that there was a recital in the document that defendants 1

and 3 were entitled to enjoy the property, but that clause did

not take into effect. It was contended that all those provisions

were incorporated in the document only because of the

intention of the first defendant to go to Gulf countries. He did

not go to Gulf and the document did not take into effect.

Since the settlement deed was executed for a specific

purpose, the same became void when that purpose was failed.

The averment that the first defendant filed a suit against the

third defendant was admitted. The fact that same was

dismissed was also admitted. Execution of the cancellation

deed was accepted. It was contended that even without a

cancellation deed, the settlement deed was inoperative,

invalid and void. By executing the cancellation deed, the

settlement deed became void. The settlement deed is invalid

and the plaintiffs will not get any right under the settlement

deed. The sale deed in favour of the 4th defendant was valid.

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 8 :-

The sale deed executed in favour of the 5th defendant was

also valid.

4. The 7th defendant had filed a written statement

contending that the suit was not maintainable. The locus

standi of the next friend to represent the minor plaintiffs was

disputed. It was contended that he was not competent to

represent the minor plaintiffs. It was contended that the suit

filed by the next friend is in collusion with the third defendant

who is the mother and natural guardian of the plaintiffs. It

was contended that the third defendant is not contesting the

suit on account of the collusion. The next friend is a close

relative of the third defendant. Relation between defendants

1 and 3 was admitted. It was contended that they jointly

executed certain documents in favour of some of the other

defendants. The averment in paragraph one of the plaint was

admitted. The averment that the minor plaintiffs were under

the care and protection of the next friend was denied.

Execution of the settlement deed was admitted. It was

contended that the said deed was cancelled and no such deed

is in force. The averment that the gift was accepted by the

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 9 :-

third defendant for and on behalf of the plaintiffs was denied.

It was specifically stated that there was no acceptance of the

property mentioned in the settlement deed. Defendants 1 and

3 were not on good terms. It was contended that the

settlement deed will not create any right or interest over the

property in favour of the plaintiffs. It was contended that the

third defendant was not in possession of the property as

stated. Plaintiffs never accepted the settlement deed. The

third defendant also had not accepted the settlement deed. It

had not become absolute or irrevocable for want of proper

acceptance. Property was not physically handed over to the

plaintiffs. It was contended that the first defendant had every

right to cancel the settlement deed especially in view of the

fact that the same was accepted by the donees. It was

further contended that sale deed Nos.2729 of 1991 and 1876

of 1990 are valid. The sale deed executed by the 8th

defendant in favour of the 7th defendant was absolutely

valid. The mortgage deed executed by defendants 1 and 3 in

favour of the 8th defendant was also valid. The averment that

the 8th defendant fraudulently obtained certificate of

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 10 :-

purchase from the Thiruvananthapuram Service Inam Land

Settlement Office was denied. It was contended that the

certificate of purchase was issued on 22.6.1987 and the

validity of the same was not challenged. It was contended

that a civil court cannot consider the correctness or otherwise

of the certificate issued by the Tahsildar. It was contended

that the 7th defendant had purchased 53 cents of land as per

sale deed No.2481 of 1988 on 15.10.1988 from defendants 8

and 9 which they obtained as per sale deed No.142 of 1987

dated 22.6.1987 and as per sale deed No.1990 of 1987 and the

7th defendant became the absolute owner of the said 53 cents.

It was contended that the 7th defendant was a bona fide

purchaser for valid consideration and the same was not liable

to be challenged. It was contended that the suit was not

properly valued and the court fee paid was insufficient.

Plaintiffs are not entitled to get any relief. Subsequently, the

7th defendant has filed an additional written statement

contending that mortgage deed No.1448 of 1981 was valid

and it was not void ab initio. It was also contended that

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 11 :-

defendants 1 and 2 were competent to execute the said deed.

It was contended that sale deed No.2481 of 1988 was not

liable to be set aside and the same was valid.

5. Though the 5th defendant filed a written statement,

he did not contest the case at the time of trial. When the

evidence of the plaintiffs was recorded, he was cross-

examined by the 7th defendant. On that day the counsel for

the 5th defendant filed an application for adjournment. But

thereafter he did not appear and cross-examine the plaintiffs.

The 7th defendant gave evidence as D.W.1 and Exhibits B1 to

B6 were marked. Trial court found that the suit was not

premature and it was maintainable. Trial court held that

Exhibit A3 was a valid gift and Exhibit A4 cancellation deed

was void ab initio and the other sale deeds executed by

defendants 1 and 2 are invalid. Trial court further held that

the 8th defendant obtained a certificate of purchase from the

Thiruvananthapuram Service Inam Land Settlement Office

under the Kerala Service Inam Lands (Vesting and

Enfranchisement) Act, 1981 and as per the provisions of that

Act, the certificate of purchase was valid. It was also held

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 12 :-

that there was no allegation of any kind of fraud. So the

plaintiffs are not entitled to get any relief in the suit in respect

of the item No.4 of the plaint schedule. Trial court decreed

the suit in respect of item Nos.1 to 3 and dismissed the suit in

respect of item No.4. The 5th defendant did not file any

appeal. But a stranger to the suit filed A.S. No.432 of 1997.

He filed C.M.P. No.5429 of 1995 for grant of leave. Leave was

granted and appeal was filed. According to the appellant

in A.S. No.432 of 1997 during the pendency of the suit the 5th

defendant assigned his right in favour of him and the

appellant was not aware of the pendency of the suit and he

came to know about the decree only subsequently. Plaintiffs

filed A.S. No.233 of 1999 challenging that part of the decree

by which the trial court dismissed the suit in respect of plaint

schedule item No.4. Since these appeals arise from a common

judgment, both the appeals are heard and disposed of by this

common judgment. For the sake of convenience the parties

in A.S. No.233 of 1999 will be referred to as arrayed in the

plaint.

6. Learned counsel appearing for the appellant in

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 13 :-

A.S.No.432/1997 has strenuously argued before me that with

the materials on record, the appeal filed by the stranger is to

be allowed and that of the plaintiffs is to be dismissed and the

entire suit is liable to be dismissed. It is argued that the suit

itself was premature and further Exhibit A3 settlement deed

relied on by the plaintiffs is void ab initio and the plaintiffs will

not get any right or possession over the property. It is

argued that a reading of the document itself would show that

that was executed against the mandatory provisions of law

governing Muslim gift and on that ground alone, the suit is

liable to be dismissed.

7. I shall first deal with the contention regarding the

maintainability of the suit. The 7th defendant has raised a

contention that the suit was premature. According to the 7th

defendant the plaintiffs may either accept the settlement

deed or to challenge the cancellation deed after attaining

majority. On the date of filing of the suit first plaintiff was

aged about 16. Suit was filed in the year 1990. Now the first

plaintiff attained majority. Of course, in the normal course

plaintiffs could have waited till they attain majority for filing

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 14 :-

the suit. But as far as the minors are concerned, the gift is

valid one and they are entitled to recover possession. There is

no law which compels a minor to wait till he attains majority to

institute a suit. Even according to the contesting defendants,

property was sold away by the first defendant and alienees

are in possession. If the gift is valid and cancellation deed is

void, plaintiffs have a right to be in possession and enjoy the

property. So there is no merit in the contention raised by the

7th defendant that the suit is premature and not maintainable.

Admittedly, the next friend is the maternal uncle of the

plaintiffs. There is no document to show that the next friend

had any interest adverse to that of the plaintiffs. Any person

who is not having an interest not adverse to that of the minor

can be allowed to maintain an action for minors (guardian ad

litem). So there is no merit in the contention raised by the 7th

defendant that the suit is not maintainable. I hold that the

suit as framed is maintainable.

8. Now I shall consider whether the findings of the

court below that the sale deed executed by the first defendant

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 15 :-

in respect of plaint schedule items 1 to 3 is void and whether

the plaintiffs are entitled to get any relief in respect of item

No.4 of the plaint schedule. It is to be noted that there were

ten defendants in the suit, but defendants 5 and 7 alone

contested the suit. During the pendency of the suit the 5th

defendant sold property to the appellant in A.S.No.432/1997

as per two sale deeds dated 19.7.1994 and 23.7.1994. After

execution of the sale deeds, the 5th defendant did not appear

and contest the case. The fact that property was sold away

was also not reported to the court. The alienee was also not

impleaded. The alienee who is really aggrieved by the decree

has filed the appeal after obtaining leave of this Court.

9. In A.S.No.233/1999 the appellants have filed

I.A.No.4792/2006 to amend the plaint. Today I have allowed

that application. So it is only just and proper that the

appellant in A.S.No.432/1997 who is not a party to the suit be

given an opportunity to contest the matter on merits. In view

of the amendment of plaint, the decree passed by the court

below regarding plaint schedule item No.4 is also liable to be

set aside.

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 16 :-

10. Plaintiffs are the children of defendants 1 and 3.

Deceased first defendant married the third defendant.

Plaintiffs were born in that wedlock. The second defendant

was the mother of the first defendant. Plaint schedule item

Nos.1 to 3 were allotted to the first defendant under partition

deed No.2206 of 1977 of the Kazhakkoottam Sub Registry.

Plaint schedule item No.4 was purchased by him as per sale

deed No. 3062 of 1977 of the same Sub Registry. In the

plaint it was admitted that the first defendant was in

possession of the property as owner and was enjoying the

same. So the first defendant was the absolute owner and was

in possession of the property. That fact was admitted in the

plaint. On 27.12.1977 defendants 1 and 3 jointly executed

Exhibit A3 settlement deed No.3919 of 1977 of the

Kazhakkoottam Sub Registry. On the date of execution of

Exhibit A3, the first plaintiff alone was born. Second plaintiff

was born to them after the execution of Exhibit A3. The case

of the plaintiffs was that as per the settlement deed, the suit

property was settled on the plaintiffs through a medium of

trust. The stand taken by the plaintiffs was that since a trust

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 17 :-

was created, the second plaintiff who born after the execution

of Exhibit A3 will also get right over the suit property. In the

plaint initially it was averred that the third defendant

accepted the gift on behalf of the minors. The relationship

between defendants 1 and 3 became strained. On

15.11.1979 the first defendant executed Exhibit A4 deed

cancelling Exhibit A3. Thereafter plaint schedule item Nos.1 to

3 were sold by the first defendant to others. The first

defendant executed Ext.A9 mortgage in respect of plaint

schedule item No.4. The mortgagee obtained a purchase

certificate and sold the same to the 7th defendant. The

specific case put forward by the plaintiffs was that Exhibit

A3 gift was valid and they became absolute owners of the

property under that gift and the first defendant had no

authority to cancel the same and the cancellation deed is void.

On the other hand, the contention raised by the contesting

defendants was that Exhibit A3 settlement is a void document

and it has no legal effect and further the same was cancelled

under Exhibit A4. According to them Exhibit A4 cancellation

deed is valid. If Exhibit A3 gift is valid, Exhibit A4 cancellation

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 18 :-

deed is of no consequence and is void. On the other hand, if

Exhibit A3 is void even in the absence of Exhibit A4, the first

defendant is the owner of the property and the alienations

effected by him were valid. It is an admitted fact that the

second plaintiff was not born on the date of execution of

Exhibit A3. Though under the provisions of the Transfer of

Property Act a valid gift in favour of an unborn person can also

be executed, under the provisions of Muslim Law a gift to a

person who is not in existence is void (See Principles of

Mohammedan Law, 19 Edn. Page 112, Section 141). But

according to the plaintiffs under Exhibit A3 settlement deed a

medium of trust was created and hence though the second

plaintiff was not born on the date of execution of Exhibit A3,

he will also entitled to get the benefit of the gift. In Abdul

Basit v. Ahmad Mian (AIR 1973 Delhi 280) it was held that

if the gift is made through a medium of trust, the same

condition must be satisfied as for an ordinary gift. But so far

as this case is concerned, even assuming that the gift in

favour of the second plaintiff is void, that will not make any

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 19 :-

difference. It is void only to the extent to which interest is

created in favour of unborn person. Even if the gift in favour

of the second plaintiff is void, the first plaintiff will get the

entire property. So far as the defendants are concerned it will

not make any difference. In Saraswathi v. Devaki

Amma (1985 KLT 217) it was held that “as far as a transfer

to an unborn person is concerned, the transfer is effected by

employing the principles of trust. A valid gift can be made to

named donees as representing the group of persons composed

of the wife and children including children to be born. Such

gifts are made by employing the machinery of trust where the

named donees would hold the property as trustees for

themselves and the other beneficiaries”.

11. Learned counsel for the appellant in

A.S.No.432/1997 has argued that the case put forward by the

plaintiffs was that the mother of the plaintiffs had accepted

the gift in favour of the minors. It is argued that under Muslim

Law the mother is not the legal guardian of her children and

has no power to deal with their properties even if it is for

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 20 :-

valid necessities (See Madhavan Pillai v. Abdurhim

(1956 KLT SN Page 11). In Achamma v. Yousuff

and Others (1958 KLJ 305) it was held that the father, the

executor appointed by the father’s will, the father’s father and

executor appointed by the will of the father’s father are

entitled to be guardians of the property of a Muslim minor. In

their absence the duty of appointing a guardian for the

protection and preservation of the minor’s property falls on

the Court. It was also held that alienation of properties by a

de facto guardian is void. The principles laid down in the

aforesaid decisions can have no application to the facts of the

cases on hand. The question arose for consideration in those

two decisions was the effect of the alienation of properties by

de facto guardian.

12. In Katheessa Umma v. Narayanath

Kunhamu (AIR 1964 SC 275) it was held as follows:

“Where a husband, a Hanafi, makes
a gift of properties, including immovable
property, by a registered deed, to ohis

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 21 :-

minor wife who had attained puberty and
discretion, and the gift is accepted on her
behalf by her mother in whose house the
husband and wife were residing, when
the minor’s father and father’s father are
not alive and there is no exldecutor of the
one or the other, such a gift must be
accepted as valid and complete, although
the deed is handed over to the minor’s
mother’s mother and possession of the
property is not given to a guardian
specially appointed for the purpose by
the civil Court. There can be no question
that there was a complete intention to
divest ownership, on the part of the
husband the donor, and to transfer the
property to the donee. If the husband
had handed over the deed to his wife, the
gift would have been complete under
Mohammedan law and it is impossible to
hold that by handing over the deed to his
mother-in-law, in whose charge his wife
was, the husband did not complete the
gift”.

In Pichakannu v. Aliyarkunju Lebba (1963 KLT 226) a

learned Single Judge of this Court had considered the validity

of the gift. It was held that the stipulation that the donor and

the donee shall be in joint possession will not satisfy the

requirement of delivery of possession in a gift under the

Mohomedan Law. The principles laid down in the aforesaid

two decisions will not have any application to the facts of

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 22 :-

these cases. In Pichakannu’s case (supra), the donee was a

major. In Katheessa Umma’s case (supra) the donee

attained puberty. But in the cases at hand, the first plaintiff

was only aged 1 on the date of execution of the document.

13. It is trite law that for a valid Mohomedan gift

there are essential conditions; (i) Manifestation of the gift on

part of the donor, (ii) acceptance of the gift by the donee and

(iii) taking possession of the property (See K.P.

Abdulrahiman v. Kunhimohamad, AIR 1975 Kerala

150; Mahboob Sahab v. Syed Ismail, AIR 1995 SC 1205

and Qhamarunnissa Begum v. Fathima (AIR 1968

Madras 367). In Mahboob Sahab’s case (supra) it was held

that the mother cannot act or be appointed as a guardian.

14. Learned counsel for the appellant in A.S.No.432/1997

also relied on the principles laid down in Omana v.

Kesavan (2005 (1) KLT 893) to argue that if the gift

executed is a conditional one, then the subsequent

cancellation is valid. There cannot be any dispute regarding

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 23 :-

that aspect.

15. In Qhamarunnissa Beegum’s case (supra) a

Division Bench of the Madras High Court had considered the

three essential conditions for valid gift executed by a Muslim.

It was also held that where the donee is a minor and donor is

the father or the legal guardian, all that is needed to

constitute a valid acceptance of the gift either expressly or

impliedly by or on behalf of a donee is to establish a bona fide

intention to give of the doner, no change or transfer of

possession is necessary. In Mohd. Amin v. Vakil Ahmed

(AIR 1952 SC 356) it was held that under Mohomedan Law a

person who has charge of a person or property of a minor

without being his legal guardian and who may therefore be

conveniently called a de facto guardian has no power to

convey to another any right or interest in immovable

property which the transferee can enforce against the infant.

16. The effect of gift to a minor by father or guardian is

discussed in Section 155 of the Principles of Mohomedan Law

by Mulla (19th Edn., page 126). It is stated that no transfer of

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 24 :-

possession is required in the case of a gift by a father to his

minor child or by a guardian to his ward. All that is necessary

is to establish a bona fide intention.

17. Learned counsel for the plaintiffs relied on the

principle laid down in Md. Sadiq Ali Khan v. Navab

Fakar Jahan Beegum (AIR 1932 PC 13) wherein it was

held that in the case of a gift by a Mohomedan father to his

infant child no transfer of possession is required. It is only

necessary to establish a bona fide intention. In Mussi Bai

v. Andul Gani (AIR 1959 Madhya Pradesh 224) the High

Court of Madhya Pradesh after considering the three essential

conditions held that when the gift is executed by father or

guardian in favour of a minor, there will be no change of

possession. In Abdul Sattar v. Abdu Bakkar (AIR 1977

Calcutta 132) it was held that parting of possession not

necessary when the father makes gift of the dwelling house to

his sons and donor and the donees are residing therein. In

Kaddeeranbi v. Fatimabi (AIR 1981 Bombay 406), the

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 25 :-

High Court Bombay has also held that when gift is executed by

father to minor son actual delivery of possession may not be

insisted upon but other requirement regarding declaration of

gift cannot be dispensed with. In Balakrishnan v.

Kamalam (2004 (1) KLT 623 (SC) the Apex Court has held

that when the father executes a gift in favour of his child

acceptance of the gift can be presumed to have been made by

him. Non exercise of any rights of ownership over it and

failure of the donee in getting his name mutated in official

records on attaining majority are not circumstances negativing

the presumption. Learned counsel for the plaintiffs also

argued that though the mother who is a de facto guardian

cannot alienate properties of a minor there is nothing

prevent her from accepting a gift if her husband appointed

her to act as a guardian. In Gulamhussain Kutubuddin

Maner v. Abdulrashid Abdulrajak Maner (2000) 8 SCC

507) the Apex Court has held that mother of the minor cannot

be appointed as his guardian to accept gift. But it was further

held that whether he can appoint his wife as his agent to act

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 26 :-

as guardian of his minor son was left open. Counsel for the

plaintiffs has argued that in these cases there is no

acceptance of the gift by the mother. It is argued that after

executing the gift the same was presented for registration by

the first defendant. He got back the gift and was in

possession of the same and was not handed over to anybody.

It is trite law that a Mohomedan can alienate his entire

properties. Of course though minor if he has attained puberty

can accept the gift. In this case the first plaintiff was only one

year old. A reading of Exhibit A3 would show that though the

mother was also made as a party to the document, she had

not raised any claim over the properties. The intention of the

first defendant was to give the property absolutely to the

children. The learned counsel for the plaintiffs has argued

that there is absolutely nothing on record to show that the

mother accepted the gift and in fact defendants also

contended that the gift was not accepted by her. It is argued

that though the normal rule is that to complete the Muslim gift

there must be acceptance by the donee and handing over of

possession of the property to the donee when father or

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 27 :-

natural guardian gifts property to an infant child there is no

necessity to part with possession and in such cases the donor

himself can accept the gift. Since I have allowed the

application for amendment of plaint I am of the view that it is

not just and proper to decide as to whether Ext.A3 is valid or

not at this stage. I leave that matter to be decided by the trial

court in the light of the principles laid down in the decisions

referred to above.

18. It is also argued that defendants 1 and 3 had

executed a mortgage deed in favour of the 8th defendant, who

obtained a purchase certificate and sold the same. It is

argued that since he had obtained an advantage as a

mortgagee he is bound to surrender the same to the

mortgagors. He relied on the decision reported in

Jayasingh v. Krishna (AIR 1985 SC 1646) in support of his

case wherein the Apex Court has held as follows:

“If a mortgagee by availing himself
of his position as a mortgagee gains an
advantage which would be in derogation
of the right of a mortgagor, he has to hold
the advantage so derived by him for the
benefit of the mortgagor”.

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 28 :-

That point is also a matter to be considered by the trial court.

19. In the result, the appeals are allowed. The

judgment and decree passed in O.S. No.137 of 1992 are

hereby set aside. The case is remanded to the trial court for

fresh disposal in accordance with law. I make it clear that I am

setting aside the decree and judgment only because I have

already taken a view that the contesting defendants and the

appellant in A.S.No.432/1997 are to be given a reasonable

opportunity to file further pleadings and written statement

and contest the matter on merits. The court below shall after

appearance of the parties allow the appellant in A.S. No.432 of

1997 to implead herself in the suit and file written statement.

Other defendants shall also be given sufficient opportunity to

file pleadings and additional written statements. The trial

court shall dispose of the suit in accordance with law within six

months from the date of appearance of the parties.

20. Parties are directed to appear before the court

below on 3.6.2008.

Civil Miscellaneous Petition No.2638 of 2000 and

A.S. NO.432 OF 1997 &
A.S. NO.233 OF 1999

-: 29 :-

Interlocutory Application No.728 of 2004 in A.S. No.432 of

1997 shall stand dismissed.

K. PADMANABHAN NAIR, JUDGE.

vsv

K. PADMANABHAN NAIR, J.

=====================
A.S. NO.432 OF 1997
AND
A.S. NO.233 OF 1999
=====================
J U D G M E N T

——————————————-

10TH APRIL, 2008

LEAVE A REPLY

Please enter your comment!
Please enter your name here