Supreme Court of India

Mangala Kunhimina Umma & Ors vs Puthivaveottil Paru Amma & Ors on 28 January, 1971

Supreme Court of India
Mangala Kunhimina Umma & Ors vs Puthivaveottil Paru Amma & Ors on 28 January, 1971
Equivalent citations: 1971 AIR 1575, 1971 SCR 582
Author: A Ray
Bench: Ray, A.N.
           PETITIONER:
MANGALA KUNHIMINA UMMA & ORS.

	Vs.

RESPONDENT:
PUTHIVAVEOTTIL PARU AMMA & ORS.

DATE OF JUDGMENT28/01/1971

BENCH:
RAY, A.N.
BENCH:
RAY, A.N.
MITTER, G.K.

CITATION:
 1971 AIR 1575		  1971 SCR  582


ACT:
Kerala Land Reforms Act 1964, s. 2(22)-Kanam'-Definition of-
Document  purporting to be kanam whether lease or  mortgage-
Tests Description in document not sufficient guide.



HEADNOTE:
 The  document Ex.  B-6 in so far as it related to  the	 suit
 lands	purported  to be a kanam executed in  favour  of  the
 predecessor-in-interest  of  the present appellants  by  the
 predecessors-in-interest  of the present  respondents.	  The
 document  had a counter-part Ex.  A-1.	 The suit  was	filed
 for  the redemption of the kanam on payment of the  mortgage
 debt.	The appellants contended in defence that Ex.  B-6 was
 not a mortgage deed but a lease and, therefore, there was no
 right	to  redeem.   One of the incidents of  the  kanam  as
 defined in s. 2(22) of the Kerala Land Reforms Act, 1964 was
 the  "payment of michavaram or customary dues on renewal  on
 the  expiry of any specified period".	Against the  decision
 of  the  Kerala  High Court in	 favour	 of  the  plaintiffs-
 respondents, the present appeal was filed by special  leave.
 The   only  question  for  consideration  was	whether	  the
 appellants  were  protected against eviction  by  reason  of
 their	contention  that  Ex.  B-6 created  a  tenancy.	  The
 decision   of	this  question	depended  upon	the   further
 consideration whether the provision in Ex.  B-6 for  payment
 of land revenue for properties by the appellants amounted in
 law to a stipulation as rent or michavaran to the landowner.
 HELD  : (1) The mere description of the deed as  kanam	 will
 not  be  decisive of the essence of  the  transaction.	  The
 description  of the deed by itself, isolated from the	terms
 and  provisions  may  be misleading  or  a  misnomerq.	  The
 circumstances	and the conduct of the parties are  always  a
 very useful guide in ascertaining the true character of  the
 transaction.
 [587 B-C; E]
 (2)  The first and foremost element to be found for a	lease
 is  whether there is the intrinsic intention in the  written
 document for enjoyment of the property by the transferee  in
 lieu  of rent or perquisites.	Secondly the term of  renewal
 of  the  enjoyment would indicate the features of  a  lease.
 Thirdly  it  has  to  be found	 out  whether  there  is  any
 provision for payment .of customary dues. [587 R; 588 Al
 The  dominant	feature of the mortgage	 transaction  on  the
 other	hand will be ascertainment of the ratio of the	value
 of land to the amount advanced.  It the ratio of the  amount
 advanced bears a substantial proportion to the value of  the
 property transferred it would be a strong piece of intention
 and  circumstance  to	indicate loan and  a  mortgage.	  The
 provision  entitling the transferee to ask for a  return  of
 money	by  sale of the property would be  a  very  important
 feature  to  indicate that the transaction is a loan  and  a
 mortgage and not a lease.  The absence of such a  provision,
 however  would	 not totally repel the transaction  to	be  a
 mortgage.   The  execution of counter-part  is	 sometimes  a
 common feature in the case of possessory mortgage though the
 existence of a counter-part by itself will not be conclusive
 of the question. [588 B-D]
 583
 (3)  The High Court correctly held that a mere direction  to
 pay  therevenue of the property by the grantee	 particularly
 when  no payment is stipulated to be made to the grantor  or
 when the payment is not directed to be made out of  anything
 which is due or payable to the grantor, cannot be considered
 as a payment or rent or michavaran to the grantor. [588 G]
 (4)  In  the  present case the features which	favoured  the
 construction  of the transaction to be a mortgage and not  a
 lease	were;  first  there was	 no  provision	for  renewal;
 secondly  there  was no provision for payment	of  customary
 dues;	thirdly	 the  property	was  to	 be  enjoyed  by  the
 defendants.  by  way  of interest  on	their  advance	after
 payment  of land tax to the State; fourthly the  payment  of
 land  tax  was	 not a deduction from  rent  or	 perquisites;
 fifthly there was a provision for surrendering the  property
 with  a registered release at the cost of the transferee  on
 the  receipt of the consideration of kanam and	 the  balance
 amount;  sixthly  when the consideration was paid  back  the
 counter-pattam deeds and prior deeds would he returned;, and
 finally  there was liability to pay interest on the  advance
 and possession and enjoyment of the property  was in lieu of
 interest.   The proportion of the amount advanced under  Ex.
 B-6 to the value of the property was also, substantial	 [589
 E-G-, A-C]
 Parameswaran  Embranthiri  v.	Narasimha  Nambudri,   [1962]
 K.L.T.	  404,	Sankunni  Variar  &  Ors.   v.	 Neelakandhan
 Nambudripad  & Ors., I.L.R. [1944] Mad.  Z54.	 Cherumanalil
 Lakshmi  &  Ors. v. Mulivil Kunninamkandy Narayani  &	Ors.,
 [1967]	 S.C.R. 314, Kunhiparan v. V. Naicken & Ors.,  [1967]
 K.L.T.	 646  and Kunhirama Nambiar v. Pairu  Kutruo,  [1969]
 K.L.T. 62, referred to.
 Hussain Thangal v. Ali, [1961] K.L.T. 1033, approved.
 Patel	Bhuder	Mayji etc. v. Jat Mamdaji  Kalaji  (deceased)
 through L.. Rs.  Jat Singh Khan Mamdaji etc. [1969] 3 S.C.R.
 690, applied.



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 980 of 1967.
Appeal by special leave from the decree dated the March 29,
1967 of the Kerala High Court in Second Appeal Suit No. 374.
of 1965.

T. Narayanan Nambyar and A. V. V. Nair, for the
appellants.

K. T. Harindranath and A. S. Nambyar, for respondents Nos.

1 to 4 and 6(1) and 6(2).

The Judgment of the Court was delivered by
Ray, J.-This is an appeal by special leave against the judg-
ment dated 29 March, 1967 of the, High Court of Kerala
confirming the decree of the lower appellate Court declaring
that the sum of Rs. 1000/- is due to defendants No. 10 to 17
as legal representatives of defendant No. 2 on the mortgage
mentioned in the plaint and that the plaintiffs having
deposited the said sum of Rs. 1000/- on the file of the
Court of the Munsif, Cannanore, the defendants No. 10 to 17
do surrender quiet and peaceable possession of the property
described in the plaint to the plaintiff No. 7 with all
documents relating to the property in their possession and
further that the defendants No. 10 to 17 do pay to the
584
plaintiff No. 7 half of the mesne profits from 22 December,
1953 till the date of surrender of possession.
The relevant documents are Ex. B-6 and Ex. A-1. Ex. B-6
is a kanam-kuzhikanam. Ex. A-1 is its counter-part. They
are both dated 1 December, 1941. The transaction there
undere is a ,composite one, a kanam in respect of taks I to
3 of item I which constitute properties in suit and a kanam
kuzhikanam in respect of tak 4 of item I and item 2 which
are not the subject matter of this suit. The kanamdars are
defendants No. I and 2. In partition under Ex. 3 the rights
under Ex. B-6 have been divided equally between the
defendants No. I and 2 but the properties as such are not
divided. The appellants being the legal representatives of
,defendant No. 2 had thus an undivided moiety in the
properties in suit. The original plaintiff was an assignee
of the jennii (the land owner) who granted Ex. B-6. On the
death of the original plaintiff, her interest devolved on
plaintiffs No. 2 to 6 who assigned the same to plaintiff No.

7. The suit is for redemption of the kanam on the properties
in suit. Subsequent to the institution of the suit,
defendants No. 3 to 9 being the legal representatives of
defendant No. 1 and being respondents No. 7 to 13 in this
appeal surrendered their moiety in the suit kanam, to
plaintiffs No. 2 to 6 and thereafter the suit proceeded in
regard to the moiety of the kannam that belonged to
defendant No. 2 and his legal representatives. namely, the
appellants.

The only question in this appeal is whether the appellants
are protected against eviction by reason of their contention
that Ex. P-6 created a tenancy or whether the respondents
were entitled to possession of the properties, by reason of
their rival contention that Ex. B-6 was a mortgage
transaction and the respondents were entitled to redeem the
mortgage on the expiry of the stipulated period.
The Malabar Tenancy Act, 1929 was in force at the time of
the institution of the suit but it is common round that
rights and liabilities of the parties are to be judged under
the Kerala Land Reforms Act’, 1964 by reason of the
provisions contained in section Kerala Act of 1964 which
defines kanam are as follows :-

“(22) ‘kanam’ means the transfer for consideration, in
money or in kind or in both, by a landlord of an interest in
specific immovable property to another person or the
latter’s enjoyment, whether described in the document
evidencing the transaction as kanam or kanapattam, the
incidents of which transfer include-

(a)……………………

(b) ………………………….

585

(c) payment of michavaram or customary dues, or renewal on
the expiry of any specified period……..”
It is indisputable that a kanam within the above ‘definition
involves payment of michavaram or customary dues or renewal
on the expiry of any specified period. ln Ex.B-6 there is no
provision for renewal or for payment of customary dues. The
pre-eminent question is whether there is a provision for
payment of michavaram. Broadly stated, Ex.B-6 executed by
defendants No. 1 and 2 stipulated that they would pay the
kanam of Rs. 1400 charged on taks I to 3 of item No. I in
the Schedule to Ex.B-6 to the 7 persons Narayani and others
and their representatives and redeem the same and hold the
said taks I to 3 of item No. I as kanam and tak 4 and item
No. 2 as kanam-kuzhikanam, paying the land revenue for the
properties and enjoy them for interest on the kanam, and
after the term of 12 years when the kanam of Rs. 2000/-
charged on taks I to 3 of item No. 1 was offered the
defendants shall receive and surrender the properties with
basic documents by a registered release at their costs. No
rent is stipulated for the property in consideration of
advance of Rs. 2000/whereof Rs. 1400/- was to be paid to the
prior mortgagees on taks I to 3 of item No. 1. The suit
properties in Ex.B-6 were to be enjoyed by defendants No. I
and 2 for interest on their advance after payment of the
land tax to the State.

It therefore falls for consideration as to whether the
provision in Ex.B-6 for payment of land revenue for the
properties by the appellants amounts in law to a stipulation
as rent or michavaram to the land owner. Counsel on behalf
of the appellants relied on the decision of the Kerala High
Court in Parameswaan Emranthiri v. Narasimba Nambudiri(1)
and the earlier Bench division of the Madras High Court in
Sankunni Varriar & Ors. v. Neelakandhan Nambudripad Ors. (2)
in support of the proposition that payment of land revenue
would amount to payment of rent, up.

In the Madras Bench dicision in Sankunni’s case (supra) the
kanam deed was for 36 years and the deed provided that the
jenmi should receive inter alia an annual rental of 41 1
paras, 4 idangalis and one nazhi of paddy and gingerly oil
to the value of six rupees. The kandamdaras were required
by the deed in Sankunni’s (supra) case to pay out of the
gross rent to the Government what became due by way of land
revenue. The actual words in the kanam deed were that the
pattam (gross rent) of the property demised was 2507 paras
of paddy and the kanamdars were to hold the properties in
their possession and enjoyment and pay to jenmi a pattam
(rent) of 411 paras, 4 idangalis, I nazhi of paddy, of the
money value of Rs. 138/- inclusive of paras vasi (allowance
(1) [1962]K.L.T.404
(2) I.L.R. [1944] Mad. 254
586
for difference of measurement) duly dried, winnowed,
cleaned, .conveyed to the jenmi’s residence and measured out
by their 40 nazhis para, after deduction of the interest due
on the mortgage amount and the assessment on the properties
due to the Government from the said rent together with
sundry payment of one para, two idanglis of gingelly oil of
the value of Rs. 6, within the 30th of Makaram (10th
February) of each year commencing with the year 1069 M.E.
(1893-94) and duly take receipt therefor.
In Sankunni’s case the land revenue was increased as a
result of resettlement. The question was whether the burden
of the increased revenue fall upon the jenmi. It was
contended in Sankunni’s(1) case that inasmuch as there was
reference in the deed to gross yield of the land and the
jenmi was to receive his rent after deduction of the
interest due on the mortgage and the Government revenue, the
intention was to fix the kanamiars’ liability on the basis
of the revenue payable to the Government on the date of the
kanam. If the revenue payable was to be increased it was
said in that case that the jenmi was to be responsible for
the payment of the additional amount.

The entire ratio in Sankunni’s(1) case was first that the
liability of the jenmi was for the revenue and secondly, the
kanamdar was to deduct from the rent the interest on the
mortgage amount and the assessment on the properties due to
the Government. The decision of the learned Single Judge of
the Kerala High Court in Parameswaran’s(2) case was that
recital in the deed that the defendant was to be in
possession of the properties and was to pay the revenue out
of the income and appropriate the balance towards interest
on the amount of the advance amounted to a stipulation for
payment of revenue as michavaran or rent. In Sankunni’s(1)
case the direction to pay revenue out of the rent of the
property which was due to the landlord was justifiably held
to be a payment on behalf of the landlord because it was a
part of the michavaram. That reasoning could not apply to
Parames waran’s(2) case because in that case there was
neither any fixation of rent nor any stipulation for payment
of rent or michavaram to the landlord.

This Court in Cherumanalil Lakshmi & Ors v. Mlilivil Kum-
njnamkandy Narayani & Ors.(3) considered as to when a
transaction would be kanam-kuzhikanam and when a
usufractuary mortgage. In each case it manifestly depends
entirely on the terms of the transaction. In Lakshmi’s case
there was a demise of land with fruit bearing trees for 24
years. The transfer “,as for the enjoyment of land with
trees. The kanam amount was
(1) I.L.R. [1944] Mad. 254.

(2) [1962] K.L.T. 404.

(3) [1967] 1 S.C.R. 314
587
Rs. 50001- in one case and Rs. 600/- in the other. The
transferees were entitled to appropriate the income of the
land in lieu of interest on the kanam amount and to hold the
land even after the expiry of 24 years until the payment of
the kanam amount and the value of the trees planted by them.
It was therefore found that all the ingredients of kanam-
kuzhikanam were satisfied. The test to be applied is
whether the purpose of the transaction is enjoyment of the
property by the transferee or whether it is intended to
secure the repayment of debt by transfer of interest in the
property.

The mere description of the deed as kanam-kuzhikanam will
not be decisive of the essence of the transaction. The
description of deed by itself isolated from the terms and
provisions may be misleading or a misnomer.
Counsel for the respondents relied on the Bench decision of
tile Kerala High Court in Kunhiparan v. V. Naicken & Ors(1).
in support of the proposition that payment of perquisite
would indicate that the relationship was that of land-lord
and tenant and the name of the document would not be
sufficient to displace the real terms. In Kunhiparan’s case
the transaction was described as a kudiyiruppu to have the
flavour of a mortgage but the court found the transaction by
the terms, provisions and intention of the parties to be a
lease and not a mortgage.

The circumstances and the conduct of the parties are always
a very useful guide in ascertaining the true character and
content of the transaction. Counsel for the respondents
relied on the Full Bench decision of the Kerala High Court
in Kunhirama Nambiar v.Pairu Kurup(2) where the document was
a kanayadharam and in spite of its nomenclature it was held
to be a mortgage and not a kanam. The elements which are
usually considered relevant to find out the intention of the
parties, are first, the proportion of the amount advanced to
the value of the security; secondly, the rate of interest
payable on the sum advanced; thirdly, the absence of a
provision for making improvements and the proportion of
the rent or ‘purapad’ to the income reserved for
appropriation towards interest; and fourthly, the
surrounding circumstances at the time of the transaction,
namely, that the tarward was at the time of the execution of
the document in dire need of money to discharge debts to
indicate that the transaction was intended to be a mortgage
and not a lease. It will always be a significant feature in
a document as to whether the jenmom right of the tarwad in
the properties has been secured for the kanartham by way of
mortgage.

The first and foremost element to be found for a lease is
whether there is the intrinsic intention in the written
document for en-

(1) [1967] K.L.T. 646. (2) [1969] K.L.T. 62.

588

joyment of the property by the transferee in lieu of rent or
perquisites. Secondly, the term of renewal of the enjoyment
would indicate the feature of a lease. Thirdly, it has to
be found out whether there is any provision for payment of
customary dues. Ile learned Single Judge in the decision of
the Kerala High Court in Hussain Thangal v. Ali(1) rightly
said that the use of words like ‘pattam’ meaning profits
would be a strong indication of the transaction to be a
lease and not a mortgage.

The dominant features of a mortgage transaction on the other
hand would be the ascertainment of the ratio of the value of
land to the amount advanced. If the ratio of the amount
advanced bears a substantial proportion to the value of the
property transferred it would be a strong piece of intention
and circumstance to indicate loan and a mortgage. A
provision entitling the transferee to ask for a return of
money by sale of the property would be a very important
feature to indicate that transaction is a loan and a
mortgage and not a lease. The absence of such a provision,
however, would not totally repel the transaction to be a
mortgage. The execution of counter part is sometime as
common feature in the case of possessory mortgage though the
existence of a counterpart by itself will not be conclusive
of the question.

The deed understood in the light of the surrounding circum-
stances will provide the answer in the facts and
circumstances of each case. In the present case, emphasis
was placed by counsel for the appellants on the payment of
Government revenue by the transferee. This Court in Patel
Bhunder Mayji etc. v. Jat Mamdaji Kalaji (deceased) through
L. Rs. Jai Saheb Khan Mamdaji(2) etc. .,aid that payment of
revenue and other dues to the State, would not clothe the
occupants with the right of the tenants. Ordinarily,
mortgagees under section 76(c) of the Transfer of Property
Act in the absence of a contract to the contrary pay out of
the income of the property the Government revenue and all
other charges of a public nature during their possession of
such land. The High Court in the present case correctly
said that stipulation in the deed of payment of Government
revenue by the transferee was “that by virtue of the grant
the liability to pay revenue is transferred to the grantee
and the grantee who had accepted the grant and the
liability, when he pays the revenue, pays it on his own
behalf”. The High Court also correctly held that a mere
direction to pay the revenue of the property by the grantee,
particularly when no ment is not directed to be made out of
anything which is due or payable to the grantor, cannot be
construed as a payment or rent or michavaram to the grantor.
The proportion between the amount advanced and the value of
the property is one of the important tests to be taken into
con-

(1) [1961]K.L.T.1033.

(2) [1969] 3 S.C.R.690.

589

sideration in deciding the nature of the transaction. Where
the amount advanced bears a substantial proportion to the
value of the property it is an important element indication
that the intention was the creation of a mortgage and not a
tenancy. In the present case, the amount for which the
properties included in Ex.B-6 were sold to the first
plaintiff under Ex.A.2 was Rs. 5000/- out of which Rs.
2500/- was to go in discharge of the amount under Ex.B-6.
The advance, therefore, bore a substantial proportion to the
value of the property. This feature when considered along
with the fact that the document did not provide payment of
any annual purapped to the jenmi and that the annual amount
was directed to be paid as revenue of the property which
came to Rs. 10-4-0, a paltry recurring annual liability,
would be an additional reason to support the intention of
the parties that the transaction was a mortgage and not a
tenancy.

It is significant that after the execution of Ex.B-6
defendants ,No. I and 2 entered into a partition agreement
evidenced by Ex. A-3. The partition deed included
transactions called kanam other than the disputed one
forming the subject matter of the suit. In almost all the
properties held under kanam there was division by metes and
bounds, but with regard to Ex.B-6 and the amount of Rs.
2000/- there was no division by metes and bounds. This
would also point to the conclusion that the defendants No. 1
and 2 never treated Ex.B-6 as creating a tenancy.
In the present case the features which favour the
construction of the transaction to be a mortgage and not a
lease are : first, that there is no provision for renewal;
secondly, there is no provision for payment of customary
dues; thirdly, the property was to be enjoyed by the
defendants by way of interest on their advance after payment
of land tax to the State, fourthly, the payment of land tax
is not a deduction from rent or perquisites; fifthly, there
is a provision for surrendering the property with a
registered release at the cost of the transferees on the
receipt of the consideration of kanam and the balance
amount; sixthly, when the consideration is paid back the
counter-pattam deeds and prior deeds would be returned; and
finally, there is liability to pay interest on the advance
and possession and enjoyment of profits of the property is
in lieu of interest.

For these reasons we are of opinion that the High Court was
correct in its conclusion as to the nature of the
transaction being a mortgage and not a lease. The appeal
fails and is dismissed with costs.

 G. C.						       Appeal
 dismissed
 590