High Court Patna High Court

Mostt.Gonauri Devi vs Daulat Devi on 4 October, 2010

Patna High Court
Mostt.Gonauri Devi vs Daulat Devi on 4 October, 2010
Author: Mungeshwar Sahoo
                          FIRST APPEAL No. 197 OF 1987

        Against the Judgment and Decree dated 27.02.1987 passed by Sri Subhash
        Kumar Singh, Subordinate Judge IVth, Vaishai at Hajipur in Partition Suit
        No.147 of 1983.


        JOGINDER BHAGAT & ORS.                             .......... Plaintiffs-Appellants
                                            Versus
        JAI NARAYAN BHAGAT & ORS.                  ......... Defendants-Respondents


                                           ********


                   For the Appellant        :    Mr. Amarnath Gupta, Advocate
                   For the Respondents      :    Mr. Rajendra Kishore Prasad Advocate


Dated : 7th day of October, 2010


                                         PRESENT

              THE HON'BLE MR. JUSTICE MUNGESHWAR SAHOO

                                        JUDGMENT

Mungeshwar (1) The plaintiff-appellants have filed this First Appeal against
Sahoo, J.

the Judgment dated 27.02.1987 and the decree following thereupon

signed on 24.03.1987 by Sri Subhash Kumar Singh, the learned

Subordinate Judge IVth Vaishali at Hajipur dismissing the plaintiff suit

for partition.

(2) The plaintiff-appellants filed the partition suit No.147 of

1983 alleging that both the parties had a common ancestor

Raghunandan Bhagat. The said Raghunandan Bhagat had 4 sons,

namely, Ram Khelawan Bhagat, Parmeshwar Bhagat, the defendant

No.1, Rameshwar Bhagat, the plaintiff No.1 and Gorakh Bhagat, the

plaintiff No.2. Ram Khelawan Bhagat died in 1947 leaving behind 2
-2-

sons, Brahmdeo Bhagat and Jagdeo Bhagat. The widow of Brahmdeo

Bhagat and his two sons Chandrika Bhagat and Surajdeo Bhagat are

plaintiff No.3, 4 and 5. The second son of Ram Khelawan Bhagat,

namely, Jagdeo Bhagat is plaintiff No.6 and his 4 sons are plaintiff

Nos.7 to 10. Parmeshwar Bhagat has two sons, Jai Narayan Bhagat

and Vishwanath Prasad Chauhan. Parmeshwar Bhagat is defendant

No.1 and his two sons are defendant No.2 and 3. The two sons of

Rameshwar Bhagat, namely, Goginder Bhagat and Harinder Bhagat

are plaintiff No.11 and 12. The 5 sons of Gorakh Bhagat are plaintiff

No. 13 to plaintiff No.17.

(3) According to the plaintiff, Raghunandan Bhagat died 60

years ago and Ram Khelawan Bhagat died in 1947 and since then

defendant No.1, i.e., Parmeshwar Bhagat became the Karta of the

joint family. Some of the members of the joint family joined Govt.

service and, therefore, although they separated their establishment

but the mess and business at Hajipur was joint. For convenience,

the parties also separated their cultivation and mess in 1978 but

there is no partition by metes and bonds. Defendant No.1,

Parmeshwar Bhagat was employee in the Health Deptt. of State

Govt. and was posted at Hajipur. The joint family acquired by

registered deed of lease Schedule II land on 04.04.1950 out of the

joint family income and fund. The family is Mali by caste which is a

good source of the joint family income which was used to be

deposited with the defendant No.1. Out of the joint family funds,

bricks were manufactured and houses, pacca well and temples were

constructed. The acquisitions in the family were made by plaintiff
-3-

No.1, 2 and 6 and the husband of plaintiff No.3 and defendant No.1.

Therefore, they each have got 1/5th share in the joint family property

acquired after the year 1950 which has been described in detail in

Schedule II of the plaint. Each branch of sons of Raghunandan

Bhagat has got 1/4th share in the ancestral properties detailed in

Schedule I of the plaint. There has been no partition by metes and

bonds between the parties. The plaintiffs demanded for partition

which was refused. Hence the suit was filed.

(4) The defendant No.1 filed a contesting written statement.

Besides taking various legal pleas, the defendant No.1 mainly

contended that after the death of Raghunandan Bhagat, all his sons

separated themselves, so defendant No.1 was never karta of the

alleged joint family. He was in service since 1948. The properties

acquired under registered deed of lease dated 04.04.1950 is his self-

acquired properties. He acquired the same from the savings of his

salaries in the state of separation. The plaintiffs have got no concern

as the plaintiff never paid a single paise to the defendant No.1 for

acquisition of the said property. No property has been acquired by

the plaintiff Nos.1,2, 6 and husband of plaintiff No.3 with defendant

No.1 as such the claim of 4/5th share in Schedule II properties is

wrong. However, so far Schedule I properties are concerned, the

defendants admitted that the said property may be partitioned since

it is joint family property.

(5) The learned Court below framed as many as 7 issues. The

main issues relating to partition regarding Schedule I and Schedule II

properties are Issue No.4, 5 and 6 which are as follows :
-4-

Issue No.4 – Is the plaintiff entitled to a decree for partition
as claimed ?

Issue No.5 – Is the suit hit by provisions of the Consolidation
Act?

Issue No.6 – Is the Schedule II land is the self acquired
properties of defendant No.1?

(6) The other issues are formal issues.

(7) After trial, the learned Court below came to the conclusion

that except the house on plot No.1865 and 1870 of Schedule I land

and plot No.1856 of Khata No.469 of Schedule II properties, the

other properties mentioned in Schedule I and Schedule II are outside

purview of the suit because of the fact that the consolidation has

started in the same village. In this connection, Notification under

Section 3 of the Bihar Consolidation and Prevention of

Fragmentation Act was published on 10.09.1975. The learned Court

below so far Schedule I property which were not covered by the

notification held that there has been previous partition. So far

Schedule II properties which is not affected by consolidation

proceeding held that it is self-acquired property of defendant No.1.

Accordingly, the suit is dismissed.

(8) The learned counsel for the appellants submitted that the

learned Court below has wrongly dismissed the plaintiff suit, although

the defendants admitted that so far Schedule I properties are

concerned, it is joint family property and they have got no objection

for partition. The learned counsel further submitted that the finding

of the learned Court below regarding Schedule II property is

concerned is also based on no evidence and that the learned Court

below has wrongly found that Schedule II property is self-acquired

property of defendant No.1. According to the learned counsel, the
-5-

parties admitted that they separated in the year 1957 according to

Ext.3 and, therefore, admittedly prior to 1957, the family was joint

and any acquisition prior to 1957 will be presumed to be the

acquisition of the joint family. It is admitted fact that Schedule II

property was acquired by registered deed of lease in the name of

defendant No.1 in 1950, i.e., prior to separation between the parties

in 1957 but the learned Court below has wrongly found this against

the plaintiff and dismissed the suit. On these grounds, the learned

counsel submitted that the impugned Judgment and Decree are liable

to be set aside.

(9) On the other hand, the learned counsel for the respondent

submitted that there is no illegality in the impugned Judgment and

Decree. After considering the evidences, the learned Court below

has rightly dismissed the plaintiff suit for partition.

(10) In view of the above contentions of the parties, the

following points arises for considered in this Appeal :

(i) Whether the plaintiff-appellants have got unity of title and
possession over Schedule I property ?

(ii) Whether the Schedule II properties is joint family
properties and the plaintiffs have got unity of title and
possession over the same or whether Schedule II property
is self-acquired property of defendant No.1 as claimed by
him ?

(iii) Whether the impugned Judgment and Decree are
sustainable in the eye of law.

(11) So far Schedule I property is concerned, it is the case of

the plaintiff that according to the convenience, the parties were

separated by mess and cultivation but there had been no partition by

metes and bonds. They were also in separate possession of the
-6-

house constructed by joint family. It may be mentioned here that

except the houses, the other agricultural lands and properties were

affected by the consolidation proceeding. Both the parties admitted

to this fact that the consolidation proceeding is still going on. So far

the houses property of Schedule I standing on plot No.1865 and

1870 are concerned, it is the case of the defendant that they have

got no objection if the properties of Schedule I are partitioned.

Therefore, it is the case of the plaintiff that the properties are joint

and there has been no partition by metes and bonds. The defence of

the defendant regarding Schedule I properties is that he has no

objection if Schedule I property is partitioned. In such view of the

matter, the learned Court below should have decreed the suit for

partition so far Schedule I properties are concerned. From perusal of

the impugned Judgment at paragraph 8 also, it appears that the

learned Court below considering Ext. F/1 and F/2, i.e., the Khatiyan,

came to the finding that the parties have unity of title and possession

over Schedule I land. At paragraph 6 of the impugned Judgment,

the learned Court below came to the conclusion that consolidation

proceeding will not affect the houses on plot No.1865 and 1870 of

Schedule I land. In such view of the matter when there is no dispute

between the parties regarding partition of Schedule I property on plot

No.1865 and 1870 and in view of the fact that the Court below

himself found that the parties have got unity of title and possession

over the same, in my opinion, the Court below could not have

dismissed the plaintiff suit regarding the above two plots of Schedule

I. Therefore, the plaintiff are entitled to 1/4th share for each branch
-7-

of sons of Raghunandan Bhagat.

(12) So far Schedule II property is concerned, the plaintiff’s

case is that it is the joint family property acquired by the defendant

No.1 in the capacity of Karta out of joint family fund. The

defendant’s case is that the said property is the self-acquired

property of the defendant No.1 out of savings from his salaries. To

prove the respective cases, the parties have adduced evidences in

this regard. The learned counsel for the appellants submitted that

some of the plaintiff member were also in service and they were

sending money to the defendant No.1 and further said that the family

had their ancestral business of decoration. Out of the income of the

family, business and the salary money, the defendant No.1 acquired

the said property. On the contrary, it is submitted that the other

family members in the branch of plaintiff joined their service in 1951

and in fact there was no such family business and the defendant

No.1 had acquired the property mentioned in Schedule II out of his

own savings from his salary in his own name.

(13) The plaintiff has examined 13 witnesses. It may be

mentioned here that now the purview of this case is very limited, i.e.,

whether Schedule II property is self-acquired property or joint family

property. P.W.1 is formal. P.W.2 has stated that the family

separated themselves 26-27 years ago. Their caste profession was

Mali. The income from that profession was cloth, utensil etc. and the

income was always with defendant No.1. Out of the said income,

some lands were acquired and the parties also constructed houses.

Therefore, from perusal of the evidences of this witness, it appears
-8-

that in general term, he has stated about the caste profession.

P.W.3 is formal. The evidences of P.W.4 is also in the same line as

that of P.W.2. P.W.5 is formal. P.W.6 is plaintiff No.2. At paragraph

17 of his cross-examination, he has clearly admitted the fact that

there was no savings out of the income of the joint family lands and

whatever the savings was there it was out of the salary and the land

was acquired out of the said savings. Now, therefore, the plaintiff

admitted that the property described in Schedule II was acquired out

of the savings of salary. It may be mentioned here that he joined

the service in 1951, it is admitted case that defendant No.1 joined

the service in 1948 and he was posted at Hajipur. P.W. 7 to 9 are

formal. The other witnesses are on the point of jointness.

(14) From the above discussions of evidences of the plaintiff,

it appears that there is no evidence regarding nucleolus or joint

family fund. Except the general evidence that the parties were giving

money to the defendant No.1 and that the family have income from

caste profession, there is no other evidence. What was the income

from caste profession and what was the savings out of that income is

also not specified. Admittedly, the property stands in the name of

defendant No.1. The registered deed of lease dated 04.04.1950, i.e.,

Ext.’F’ is in the name of defendant No.1. In such circumstances to

render the property joint the plaintiff’s duty was to adduce evidence

that the family was possessed of some property with the income of

which the property could have been acquired. Since the document is

in favour of the defendant, there can be no legal presumption that

the property is joint family property. It can only be proved by
-9-

evidences that the family possessed some joint property which from

its nature and relevant value may have formed the nucleolus from

which the property in question may have been acquired. If it is

proved so then the burden will shift to the party to prove that it is

self-acquisition acquired without the aid of the joint family. In the

present case as discussed above, except the general statement and

evidences, there is no evidence to prove either existence of joint

family nucleolus or found. On the contrary, the plaintiff himself

admitted that there was no savings from the joint family property

and the property was acquired out of the savings from salary. It is

admitted case that except defendant no.1, nobody was in service in

1950.

(15) In view of the above discussion, I find that the plaintiffs

have failed to prove that Schedule II property is joint family

property. On the contrary, I find that the defendant has been able to

prove that the said property is his self-acquired property. I,

therefore, find that so far Schedule II property is concerned, the

plaintiff have got no unity of title and possession. The finding of the

learned Court below on this point is, therefore, confirmed.

(16) In the result, the Appeal is allowed in part. The

impugned Judgment and Decree are modified to the extent that the

plaintiff suit is decreed so far Schedule I property is concerned and

dismissed so far Schedule II property is concerned. In the facts and

circumstances of the case, the parties shall bear their own costs.

(Mungeshwar Sahoo, J.)
Patna High Court, Patna
Dated 7 th October, 2010
N.A.F.R./ Sanjeev
-10-