High Court Kerala High Court

Mannat Devi vs Puthenvalappil Devu on 2 November, 2010

Kerala High Court
Mannat Devi vs Puthenvalappil Devu on 2 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 875 of 1998(C)



1. MANNAT DEVI
                      ...  Petitioner

                        Vs

1. PUTHENVALAPPIL DEVU
                       ...       Respondent

                For Petitioner  :SRI.N.L.KRISHNAMOORTHY

                For Respondent  :SRI.R.PARTHASARATHY

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :02/11/2010

 O R D E R

Thottathil B.Radhakrishnan

&

P.Bhavadasan, JJ.

= = = = = = = = = = = = = = = = = = = = = = = =

A.S.No.875 of 1998-C

= = = = = = = = = = = = = = = = = = = = = = = =

Dated this the 2nd day of November, 2010.

Judgment

Thottathil B.Radhakrishnan, J.

1.Mannan died intestate on 19.8.1964. Matha,

admittedly, his wife, died intestate on 4.8.1990.

They had eight children. Of them, Devu and

Bhaskaran sued for partition. This appeal arises

from that. By that time, Kalliani, a daughter of

Matha, had died intestate on 12.6.1994. Her heirs

are arrayed defendants 5 to 9. Anandan, a son

died earlier, on 30.11.1983, again intestate. His

widow and children are defendants 10 to 14.

2.I.A.No.669/1995 filed by strangers to the suit

for impleadment was allowed as per order dated

30.8.1995 bringing in additional defendants 15 to

17. They claimed that Mannan had another wife

AS875/98 -: 2 :-

Kalliani who died leaving behind defendants 15

and 16 and Bhaskaran of whom Bhaskaran also died

leaving behind defendant no.16.

3.With this, it appears that the plaintiffs did not

further prosecute the suit and their counsel

reported no instructions. Thereupon,

I.A.1296/1996 filed by those who were impleaded

as defendants 15 and 17, was allowed transposing

them as plaintiffs and Devu and Bhaskaran, the

original plaintiffs being transposed as

defendants 18 and 19.

4.Thereupon, the fundamental lis between the

parties revolved around the question as to

whether Mannan had a wife Kalliani and

consequently, whether defendants 15 to 17 whom we

shall refer by that status, were entitled to

share in the assets of Mannan.

5.Plaint A schedule admittedly belonged exclusively

to Mannan and plaint B schedule admittedly

AS875/98 -: 3 :-

belonged to Matha, i.e., the mother of the

original plaintiffs Devu and Bhaskaran and

defendants 1 to 4, Kalliani and Anandan. No

arguments were addressed before us to the contra.

6.The trial court granted a preliminary decree of

plaint A and B schedule properties exclusively to

the children of Matha holding that no marriage

between Mannan and Kalliani is proved and

therefore, defendants 15 to 17 are not entitled

to any share even in plaint A schedule that

belonged to Mannan.

7.This appeal is by the transposed plaintiffs

(defendants 15 and 17 and defendant no.16),

meaning thereby, the heirs of Kalliani.

8.With the aforesaid, before proceeding further, we

affirm the preliminary decree for partition

granted by the trial court as regards Mannan’s

estate, i.e., plaint A schedule to be partitioned

among the original plaintiffs Devu and Bhaskaran

AS875/98 -: 4 :-

and defendants 1 to 4, 5 to 9 as heirs of

Kalliani and defendants 10 to 14, heirs of

Anandan.

9.The only issue that would survive is as to

whether, in sharing B schedule that belonged to

Matha, defendants 15, 16 and 17 are entitled to

share as children of Mannan.

10.The existence of a marriage between Mannan and

Matha until 1964 when Mannan died, is not

disputed by the heirs of Kalliani. Obviously,

therefore, Kalliani’s alleged marriage with

Mannan, even if shown, would necessarily be void

or voidable in terms of the laws that governed

the parties who are Malabar Thiyyas, be it Madras

Aliyasantana Act or the Malabar Marriage Act,

1896 or the provisions of the Hindu Marriage Act,

1955. We are also not shown any other provisions

of law on the basis of which it could be

contended that Mannan, a Malabar Thiyya, could

have had two wives living at the same time.

AS875/98 -: 5 :-

11.In the light of the above, the only question

that would survive for consideration is as to

whether the appellants, namely, the original

defendants 15 to 17 are entitled to any share in

the estate of Mannan on the basis of Section 16

of the Hindu Marriage Act.

12.In terms of Section 3(1)(j) of the Hindu

Succession Act, defining the word “related”

under the Hindu Succession Act and the proviso

thereto, the only room for any claim for

succession by any child of a marriage which is

null and void is only with reference to Section

16 of the Hindu Marriage Act. Reference is made

by the learned counsel for the appellants to the

decision of the Apex Court in Parayankandiyal

Eravath Kanapravan Kalliani Amma v. K.Devi,

(1996) 4 SSC 76 rendered with reference to the

provisions of Section 16 of the Hindu Marriage

Act recognizing the removal of distinction

between the child of void and voidable marriages

AS875/98 -: 6 :-

and thereby putting it in tune with Article 14 of

the Constitution. As noticed by the Apex Court in

Bharatha Matha v. Vijaya Renganathan, [2010(2)

KLT SN 65(C.No.62)SC], recourse to Section 16 is

permissible only for the purpose of claiming

share in self acquired properties of the parents

and the said provision cannot be utilised to

claim inheritance in ancestral coparcenary

property, even by any dilution of the provisions

contained in Section 16 based on the equality

doctrine contained in Article 14 of the

Constitution.

13.On to the evidence, we find that additional 15th

defendant, who is the eldest among the children

of Kalliani, gave evidence as P.W.1. She proved

Exts.A1 to A3 which are the certificates of birth

issued as regards defendant 15, defendant 16 and

the father of defendant 17 recording their date

of births as 4.12.1927, 16.10.1934 and 3.7.1937

respectively. She also spoke that the persons

named in those certificates as the father and

AS875/98 -: 7 :-

mother of the child in question is Mannan and

Kalliani. That assertion is not seriously denied

by any contra evidence, though there is cross-

examination on this point which, in our view, has

not affected the credibility of the evidence of

P.W.1 in this regard. With this, is Ext.A4, the

invitation letter for the marriage of defendant

no.17, the daughter of Bhaskaran. That invitation

is extended by the first defendant who gave

evidence as D.W.1. The first defendant is the

eldest son of Matha and Mannan. Exts.A5 and A6

are photographs taken at the marriage of

defendant no.17, the daughter of Bhaskaran. The

evidence of D.W.1, the eldest son of Matha is

that his father Mannan had two wives, namely,

Matha and Kalliani and that he is identifiable

from the photographs produced as Exts.A5 and A6.

He says that it was he who extended the

invitation for the said marriage, though in the

cross examination he also stated that he did so

as the elder in the locality.

AS875/98 -: 8 :-

14.With the aforesaid evidence on record, we find

that there is no contra evidence either from the

original plaintiffs, namely, Devu and Bhaskaran

or from any among the heirs of Kalliani and

Anandan, whereas the only evidence is from D.W.1,

who is the first defendant, the eldest son of

Mannan. Though it is suggested that D.W.1 was

sailing along with the children of Kalliani, we

do not find any material on record to reasonably

infer to that effect. This is because, the

evidence of D.W.1, when used in favour of

Kalliani’s heirs, would result in depriving him

of his otherwise large share which he would have

got as an heir of Mannan. Under such

circumstances, we are not impressed to take the

evidence of D.W.1 as motivated, in any manner,

against the interest of the original plaintiffs.

We also take the setting in which D.W.1 gives

evidence; as the eldest son of Mannan; as the

eldest male member of the family; as the senior

person of the locality etc. D.W.1 having spoken

to the effect that Kalliani is the wife of

AS875/98 -: 9 :-

Mannan, in the adjudication of the suit which was

filed in the year 1994, we do not find it

necessary to further probe for evidence relating

to a customary marriage of Mannan with Kalliani.

When Mannan admittedly died way back on 19.8.1964

and the eldest among the children of Mannan and

Kalliani (defendant no.15) was born on 4.12.1927,

it may be too far-fetched to expect any evidence

in that regard. Even if we were to assume that

there is no legal evidence to hold that there is

a proved and continued cohabitation between

Mannan and Kalliani, there is sufficient material

on record to hold that they lived as husband and

wife and they had three children and the children

born to Matha had also recognised the children

born to Kalliani as children of Mannan. This is

how we appreciate the evidence of D.W.1. It is in

this context that we have necessarily to

visualize the social acceptance that the

relationship between Mannan and Kalliani had

received. The evidence of D.W.1 vouchsafed that

defendant no. 17’s marriage was held inviting the

AS875/98 -: 10 :-

public. Ext.A4 extended by D.W.1 (defendant no.1)

shows that it was he who extended the invitation

for the marriage of defendant no.17. D.W.1 was

the eldest among the children of Mannan and

defendant no.17 was the daughter of Bhaskaran. In

Ext.A4, D.W.1 Kunhikannan makes the invitation by

calling defendant no.17 Bindu as his brother’s

daughter. This, obviously, means that for all

intents and purposes, even on 30.12.1990, i.e.,

after the demise of Matha, even D.W.1 had treated

Bhaskaran, the father of defendant no.17 as his

brother, may be, a half brother.

15.On the aforesaid materials, we are unable to

agree with the decision of the trial court that

the heirs of Kalliani, defendants 15 to 17 are

not entitled to share in the plaint A schedule

property.

In the result, the impugned preliminary decree in

so far as it relates to A schedule property is

set aside. It is ordered that A schedule will be

AS875/98 -: 11 :-

divided into 12 shares. From that, original

defendants, 15 , 16 and 17 (i.e., transposed

plaintiffs 3 and 4 and defendant no.16) will be

allotted one share each and original plaintiffs

Devu and Bhaskaran and defendants 1 to 4 would be

allotted one share each; defendants 5 to 9 would

be allotted one share jointly and defendant

nos.10 to 14 would be allotted one share jointly

and one share of Matha will be allotted jointly

to original plaintiffs Devu and Bhaskaran and

defendants 1 to 14. It is also clarified that the

children of Matha would be eligible to seek

allotment as regards Matha’s share in final

decree proceedings, if they so desire. The

preliminary decree passed by the trial court is

modified to the said effect. No costs.

Thottathil B.Radhakrishnan,
Judge.

P.Bhavadasan,
Judge.

Sha/09/2411

AS875/98 -: 12 :-

Thottathil B.Radhakrishnan

&

P.Bhavadasan, JJ.

= = = = = = = = = = = = = = = = =

A.S.875 of 1998-C

= = = = = = = = = = = = = = = = =

Judgment

2nd November, 2010.