High Court Kerala High Court

N.Ammukutty Amma vs Prabhakaran on 4 April, 2008

Kerala High Court
N.Ammukutty Amma vs Prabhakaran on 4 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 7 of 1992(B)



1. N.AMMUKUTTY AMMA
                      ...  Petitioner

                        Vs

1. PRABHAKARAN
                       ...       Respondent

                For Petitioner  :SRI.D.KRISHNA PRASAD

                For Respondent  :SRI.D.NARENDRANATH

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :04/04/2008

 O R D E R
                P.R.RAMAN & V.K.MOHANAN,JJ.
             ----------------------------------------------
                         A.S.N0.7 OF 1992
             ----------------------------------------------
                       Dated, 4th April, 2008.

                             JUDGMENT

Raman,J.

Plaintiffs are the appellants. The suit is one for partition

and separate possession of 7/29 shares of the plaint B schedule

property of item Nos. 1 to 3.

2. According to the plaint averments, plaintiffs and

defendants 1 to 18 are members of an ancient Nair

Marumakkathayam tarwad by name `Nikampurath tarwad’.

Defendants 19 to 34 are legal heirs of deceased male members

of the tarwad who died after the commencement of the Hindu

Succession Act, 1956. Defendants 19 to 21 are legal heirs of

deceased Govindan Nair; defendants 22 to 25 are legal heirs of

deceased Karunakaran Nair; defendants 26 to 30 are legal heirs

of deceased Cherootty Nair and defendants 31 to 34 are legal

heirs of deceased Narayanan Nair. According to the plaintiffs,

item No.1 of the plaint B Schedule property was assigned by

the then tarwad karanavan, namely, Kunhikrishnan Nair for and

AS 7/92 -:2:-

on behalf of the tharwad and as karanavan of the tharwad. The

earlier kanam deed was renewed by registered kychit No.926 of

1985 by Cherootty Nair, the subsequent karanavan of the

tharwad, likewise in the same manner for and on behalf of the

tarwad. Later Cherootty Nair and his nephew, late Govindan Nair,

renewed the earlier kanam right by registered deed No.3451/1922

and the property was vested in the tarwad. Item Nos. 2 and 3 of

the plaint B schedule was assigned by the said Kunhikrishnan

Nair for the tarwad as per registered kanam kychit No.3318 of

1888. Later Kunhikrishnan Nair died. The then karanavan,

Cherootty Nair renewed the same for the tarwad as per Ext.A3

registered kanam kychit No.2740/1923. While he was in

possession, he died, and the subsequent karanavan Govindan Nair

renewed it in his capacity as the karanavan of tarwad and for the

benefit of the tarwad vide registered kanam deed No.2389/1950.

The said properties were in the joint possession of tarwad

members. As already stated, plaintiffs and defendants 1 to 18

are members of the tarwad. According to the plaintiffs, there were

29 members in the tarwad before the Joint Hindu Family Abolition

AS 7/92 -:3:-

Act and after the Hindu Succession Act came into force by virtue

of Under section 7 of the Hindu succession Act, a partition is

deemed to have been effected on the dates of deaths of the said

members and their respective shares would devolve on their

personal legal heirs. On the date of commencement of the Joint

Hindu Family system (Abolition) Act, 1975 (Act 30 of 1976)

including the shares of said deceased male members, there were

29 sharers for tarwad property. Plaintiffs 1 to 7 are entitled to

7/29 shares. Defendants 1 to 18 each entitled to 1/29 shares;

defendants 19 to 21 together entitled 1/29 share, defendants 22

to 25 together entitled 1/29 share; defendants 26 to 30 together

entitled 1/29 share; defendants 31 to 34 together entitled 1/29

share. Defendants 35 and 36 are the assignees of portions of B

Schedule item No.1 from the 20th defendant, the former 10

cents and the latter 13 > cents respectively. The properties

sought to be partitioned are plaint B schedule items 1 to 3. Plaint

schedule item 1 is garden land, the total extent of which was

originally 7.5 acres. Portions of this land had been given on

Charthu to others by former Karanavans and hence what was

AS 7/92 -:4:-

available for partition is only the balance extent. Plaint B schedule

item 1 is described as :

.”

Plaint B schedule items 2 and 3 are paddy lands,by name

” ”. Exts.A1 and A4 are the title deeds in respect of

plaint B schedule items which are kanom renewal by registered

deeds. Exts.A1 and A2 relate to Plaint B schedule item 1 and

Exs.A3 and A4 relate to items 2 and 3 plaint B schedule

property. As is known there is no dispute that kanam is only a

form of tenancy given by the landlord in favour of the tenant and

on the expiry of the original period, it is being renewed

subsequently. The terms and conditions of kanam are contained

in the deed itself regarding payment to be made by tenants to the

landlord. According to the plaintiff, since the properties originally

belonged to tarwad as is evidenced by the renewal of kanam by

respective karanavans from time to time, the properties are joint

properties entitled to be partitioned.

AS 7/92 -:5:-

3. Defendants 1, 2 and 4 to 8 in the written statement

contended that they are entitled to 7/29 shares with mesne

profits. According to them they are not taking income from the

property and are in joint possession along with other defendants.

Defendants 3, 9 to 18 filed joint written statement contending

that no tarwad is in existence as averred in the plaint. So the suit

is not maintainable. They denied that plaint B schedule properties

were belonged to the tarwad or were in the possession of tarwad

karanavan. According to them, it is not correct to say that

Govindan Nair was the next karanavan because he had an elder

brother named Appu Nair, and no property is partible by

plaintiffs and defendants. Certain portion of item (1) was assigned

by Govindan Nair in 1930 and that was bequeathed to

defendants 1 and 21. Out of the property partitioned and

obtained by 21st defendant, 10th defendant purchased some

portion as per assignment deed No.2825/1974. Thus Govindan

Nair and his heirs were in possession openly and without

interruption. Even if the plaintiffs had any claim right over the

property, that is lost by adverse possession and limitation. Item

AS 7/92 -:6:-

Nos.2 and 3 belong to defendants 19 to 21. They prayed for their

separate possession if the court finds that the properties are

partible.

4. Defendants 19, 20 and 21 filed written statement raising

similar contentions.

5. Defendants 26 to 30 in their joint written statement

supported the claim of the plaintiffs for partitioning and allotting

their separate shares. Defendants 31 to 34 also filed separate

written statement and claimed their share. Defendants 22 to 25

claimed for partition and their separate share. Defendants 35 and

36 filed separate written statement stating that the extent of item

No.1 of the plaint B schedule property is 3 acre 48 cents and it

is not the tarwad property of plaintiff and defendants; but was

the self acquired property of Govindan Nair. The contention of

defendants 35 and 36 are similar to the contentions raised by other

contesting defendants. It is further contended by them that the

35th defendant purchased 10 cents of property from item No.1 and

he was in possession and enjoyment of the property as absolute

owner. 36th defendant purchased 13 > cents in item No.1. Those

AS 7/92 -:7:-

properties are not partible.

6. Admittedly, the plaintiffs and defendants 1 to 18 are

members of the tarwad and entitled to partition. some of the

aforesaid parties and male members died and legal heirs were

already brought on record who are entitled to the respective

shares succeeding the estate of the shares of their predecessors.

7. The trial court framed 12 issues for consideration based

on the pleadings.

8. The evidence consisted of the oral testimony of PW1;

DWs 1 to 3 and documentary evidence Ext.A1 to A7 and Ext.B1 to

B42.

9. The trial court found that the plaint A schedule genealogy

is not correct and complete. It is also found that portion of item

(1) of the plaint B schedule property was not tarwad property of

plaintiffs and defendants 1 to 18 as alleged and it is the self

acquisition and is in possession of Nikampurath Govindan Nair. It

is also held that title of defendants 19 to 21 over item No.1 of the

plaint B schedule property is lost by adverse possession and

limitation. According to the court below, defendants 19 to 21 have

AS 7/92 -:8:-

obtained property as per the document executed by Govindan

Nair since 1963 onwards. They have obtained patta in respect of

the properties assigned in their favour as evidenced by Exts. B31

and B33. The property as per Ext.A5 was partitioned in 1974

by Ext.B1. Plaintiffs were also parties in Ext.B1 and they obtained

the property. According to the court below, that circumstances

show that Govindan Nair treated plaint B schedule property as

his self-acquired property and after Ext.B1 partition, each sharer

is enjoying their respective share. According to the court below,

the remaining property available for partition is not correctly

stated and no decree could be passed for partition of an

undefined and unspecified item. In the result, the suit was

dismissed, however, without cost. Aggrieved thereby, the

appellants preferred this appeal.

10. The first question that falls for consideration is as to

whether item (1) of plaint B Schedule is a joint tarward property

of plaintiffs and defendants 1 to 18 or a self acquired property of

Govindan Nair. According to the plaintiff, the plaintiffs and

defendants 1 to 18 are members of undivided Nair tarwad known

AS 7/92 -:9:-

as Nikampurath tarwad. Item(1) of plaint B schedule was

assigned by Kunhikrishnan Nair, the karanavan of the tarwad for

and on behalf of the tarwad and as karanavan of the tarwad. The

earlier kanam deed was renewed by Cherooty Nair, the

subsequent karanavam of the tarwad in the year 1985. Ext.A1 is

the registration copy of Kanam Assignment deed document No.926

dated 9-3-1985. Originally, the total extent was 7.5 acres.

Admittedly, portions of the property were assigned by the

former karanavans on charthu to others. What is the actual

extent thus assigned by way of charthu is not stated in the plaint

and complete. However, the plaintiffs limit their claim for partition

only to the remaining extent available in item B less what is

assigned earlier by former karanavans. At this stage, we need not

take the trouble of calculating the actual extent available since

this is a matter to be determined in the final decree proceedings.

Therefore what has to be considered is as to whether item (1) of

plaint B schedule is a tarwad property. This property in B

schedule is described in Ext.A1 as :

AS 7/92 -:10:-

.”

The plaint B schedule items 2 and 3 are admittedly paddy lands

by name ” ” Ext. A1 is executed by Cherootty Nair

in favour of the Jenmi. It is described as kanam kychit. It is

further recited that the scheduled items were originally in the

name of his karanavan Kunhikrishnan Nair. The kanam amount

is 2 rupees 12 anas. This renewal deed is executed by Cherootty

Nair in favour of the Jenmi. Admittedly, the executant had

taken advantage of the kanam amount already paid by the

previous karanavan as a consideration for the renewal under

Ext.A1. Consequently, there is no substantial change in the

kanam amount as such. These two aspects would indicate that

the succeeding karanavan has only renewed the deed in favour

of the Jenmi on the expiry of the original period for which the

property was outstanding in tenancy with the Tarwad. Ext.A2 is a

document of the year 1922. This document executed by the

Jenmi of the property jointly in favour of Cherootty Nair and

Govindan Nair, his nephew. It is the same property covered by

AS 7/92 -:11:-

Ext.A1 that is again renewed in favour of the Cherootty Nair

and Govindan Nair. (Here also there is no change in the kanam

amount). The contention now raised on behalf of the respondent is

that either in Ext.A1 or A2 there is nothing to indicate that the

property was taken on assignment under kanam right for and on

behalf of the Tarwad and that according to the respondent it

would only indicate that the property is taken by tenants in their

personal capacity or in their individual name. We are unable to

accept this contention. Admittedly, before Ext.A1, the property

was outstanding on tenancy with the tarwad. It was only after

the expiry of the original period that Ext.A1 was executed by way

of renewal of deed by succeeding karanavan, namely, Cherooty

Nair. Kanam amount is the same in Ext.A1 and A2. Admittedly,

kanam amount was paid even prior to Ext.A1 by karanavan and

the property was taken on lease by tarwad. Thus the nucleus,

namely the kanam amount paid by the tarwad continues to

remain with the landlord and what was done by Exts.A1 and A2

was mere renewals without paying any further amount or after

surrender by the earlier kanam amount in faovour of the tarwad.

AS 7/92 -:12:-

Thus the renewal enure to the tarwad and they were not taken

by the executants in their individual capacity.

11. As regards item Nos 2 and 3 of B schedule covered

by two documents Exts.A3 and A4, Ext.A3 is the kanom deed

executed by Cherooty Nair. The kanam amount is 6 rupees and 4

anas which is the same amount paid by the prior karanavan as

per kychit No.3318/1888. The recitals contained in Ext.A3 show

that there was no surrender or fresh lease but it is only a renewal

of the lease for a further period for the same kanam amount.

Ext.A4 is dated 30-9-1950 which is executed by Govindan Nair.

The description of Govindan Nair is ‘Kaikaryakarthavu’. This is a

document executed in favour of Govindan Nair by Jenmi and there

is a clear recital that the earlier kanam deed was in favour of

the then karanavan – late Cherootty Nair for the kanam amount of

6 rupees and 4 anas and reference is made to Ext.A3 in this

connection. Therefore, there cannot be any dispute that Cherootty

Nair was the previous karanavan who had taken assignment in his

capacity as the karanavan for and on behalf of the tarwad and

later, the succeeding karanavan Govindan Nair in whose favour,

AS 7/92 -:13:-

the Jenmi had renewed lease for a further period. These four

documents therefore would clearly show that the property

covered by Exts.A1 and A2 in respect of item (1) of B schedule as

well as Exts.A3 and A4 were taken on lease by the then

karanavamn for and on behalf of the tarwad and not in their

individual name. It is seen from Ext.A3 that even prior to the

execution of Ext.A3 renewal deed by Cherootty Nair, he was in

possession of the property. Such possession is based on

registered kanam deed 1318/1888 executed by the previous

karanavan and on terms and conditions stipulated therein.

Kanam deed No.3318/1888 was executed by the previous

karanavan Kunhikrishnan Nair. The plaintiffs have a case that the

previous karanavan Kunhikrishnan Nair is the Kunhikrishnan Nair

referred to in Ext.A1 and this is specifically averred by the

plaintiffs in paragraph III(3) of the plaint, and it is not denied by

any of the defendants. However, Cherooty Nair took Ext.A3

renewal for the same kanam amount as already noted above. We

have already noticed that after the death of Cherooty Nair, the

kanam is renewed in the name of the Govindan Nair, who was

AS 7/92 -:14:-

the succeeding karanavan and husband of the 19th defendant and

father of defendants 20 and 21. Ext. A4 is the renewal deed in

favour of Govindan Nair executed by the karanavan of the jenmi.

This is only for continuation of the possession of the previous

karanavan. Ext.A4 would show that the karanavan did not incur

any further expenditure for taking the renewal. Therefore, on a

consideration of the above aspects, we have no hesitation to hold

that the kanam was taken by the karanavanan for and on behalf

of the tarwad and so not to be treated as their self acquired

property. When a property is acquired in the name of

karanavan, the presumption is that it is a tarwad property and

the presumption holds good unless and until it is rebutted by

acceptable evidence. Reference may be made to the decision of

the Apex Court in Achuthan Nair v. Chinnammu Amma

(A.I.R.1966 S.C.411).

12. However, it has to be clarified that an extent of

2.50 acres was owned by the tarwad described as Neekampurathu

Parambu where there was a tarwad house. Ext.A6 was executed

by the karanavan Cherootty Nair in respect of the said paramba in

AS 7/92 -:15:-

favour of his nephew Govindan Nair in 1916 which stipulates that

Govindan Nair redeemed the earlier panayams. Govindan Nair

stated to have redeemed those panayams and obtained possession

of the Neekampurath paramba. An extent of 1.50 acres of land

out of the plaint B schedule item 1 is also given by way of Charthu

by Cherootty Nair in the year 1907. The description contained in

the plaint itself would show that the plaintiff was claiming partition

only the property described in the plaint schedule less what has

been given by way of Charthu. Therefore, both the Neekampurath

Paramba and 2.5 acres and 1.50 acres in the plaint schedule item

(1) is not included for the purpose of partition. We are only

making this aspect clear so as to avoid future dispute. Ext.A5 is

the Will executed by Govindan Niar in respect of two items of

properties. Item 1 was the Neekampurath Paramba which he

obtained under Ext.A6 and item 2 was the 1.50 acres of B

schedule item 1 which he got under Ext.B27 sale deed.

Govindan Nair bequeathed item 1 by Ext.A5 Will to his nephew

and nieces who are parties 1 to 21 in the Will. The 22nd party in

Ext.A5 was Padmanabhan Nair, son of Govindan Nair, who is the

AS 7/92 -:16:-

21st defendant in the suit. Item 2 in the said Will i.e., 1.50 acres

of plaint B schedule item 1 obtained by Govindan Nair as per

Ext.B27 was bequeathed by him jointly in favour of party Nos.12

and 22 in Ext.A5. This would reveal that Govindan Nair was

dealing with the properties as self-acquired property and does

not form part of the property available for partition.

13. Learned Counsel appearing for the respondents

Sri.M.C.Sen contended that survey numbers mentioned in Ext.A2

are 132/8, 133/1 and 128 whereas in Ext.B34 partition between

the legal representatives of Govindan Nair namely his wife, son and

daughter who are defendants 19 to 21, the subject matter of

partition is the property comprised in 134/1, R.S.35/1B which

is having an extent of 1.95 acres. True, that property in

Sy.No.132/5 and 133/1 of an extent of 75 cents is also included

in the said partition. The argument is that so long as Sy. 131/1 is

not included in Ext.A2, this cannot be treated as tarwad property

available for partition. Sri P.G.Paramesewara Panicker (senior

counsel) appearing for the appellant would contend that while the

parties have traced title, they have referred to Ext.A2 only and

AS 7/92 -:17:-

therefore the fact that different survey numbers mentioned does

not show that the property dealt with in Ext.B34 is a different

property other than covered by Ext.A2. Admittedly, the total

extent covered by Ext.A2 is 7.50 acres of which 1.50 acres

covered by deed No.1327. Another extent of 1 acre 19 = cents

that is outstanding with Aboobacker and another extent 46 =

outstanding with Karunakaran are liable to be excluded from

partition. If so, only the balance is available for partition, i.e.4.33

acre. But even this is in dispute by the respondents contending

that the total extent available under Ext.A2 is only 3 = acres

instead of 7 acres. But going by the document Ext.A2, the total

extent is 7 acres 50 cents. What is actually available is a

matter to be decided in the final decree. The contention based on

Ext.B34 and the difference in the survey numbers made mention

however, does not appear to be tenable since we are not proposed

to go into details regarding the survey numbers and the extent

available in Ext.A2. Ext.A2 is a kanam assignment deed in favour

of tarwad, the total extent , going by the description, is available

for partition. If as a matter of fact, parties to Ext.B34 traces

AS 7/92 -:18:-

their title, nothing of this sort is made mention in A2. As a

matter of fact though Ext.B34 is executed by Govindan Nair, which

deals with self acquired property, it is not the case of the

contesting respondents that Sy.No.134/1 is the property made

mention of in the Will. If so, it is up to them to give evidence as

to how they got title in respect of Sy.No.134/1. At any rate for

the limited purpose of the present suit for partition we only say

that the property covered by Ext.A2 is available for partition, the

extent of which is to be decided at the time of final decree.

14. Coming to the shares to be allotted, there is no dispute

between the parties. Accordingly, we reverse the decree passed

by the court below. There will be a preliminary decree for

partition. Plaintiffs 1 to 7 together entitled to 7/29 shares;

defendants 1 to 18 each entitled to 1/29 shares; defendants 19 to

21 together entitled to 1/29 share; defendants 22 to 25 together

are entitled to 1/29 share; defendants 26 to 30 together are

entitled to 1/29 share and defendants 31 to 34 together are

entitled to 1/29 share.

15. It was stated by the learned counsel for the appellant

AS 7/92 -:19:-

that the property transferred by assignment in favour of

defendants 35, 36 and 37 are also available for partition. True

that the transaction as such may not bind the appellant, but it

is for the appellant to agitate the said issue in other appropriate

proceedings. This we say because following the decision of the

Division Bench in Sarojini Amma v. Pappi Amma (1973 KLT

148) wherein it is held that there cannot be a partition of the

property in the hands of the trespassers unless it is reduced to

possession of the joint family. If the sale deed is not binding on

the plaintiffs, necessarily the assignee has to be treated as

trespasser. Therefore applying the above principle, partition

cannot be granted as it is not in joint possession.

16. It was then contended that the suit is hit by adverse

possession. As rightly pointed out by the Sr.Counsel Sri

P.G.Parameswara Panicker, the contesting defendants are legal

representatives of Govindan Nair who are co-sharers as respect

the share of Govindan Nair. If so, their joint possession with

others will in no way bar the claim for partition by the plaintiffs

nor any question of adverse possession as against co-sharers

AS 7/92 -:20:-

would arise. further plea of adverse possession arises only when

the plaintiff’s title is admitted by the respondents. In this case

defendants are disputing the title of the plaintiffs.

In the result, the suit is decreed and a preliminary decree is

passed as stated earlier. The suit is allowed as above. No costs.

P.R.RAMAN, JUDGE.

V.K.MOHANAN, JUDGE.

kvm/-

AS 7/92 -:21:-

P.R.RAMAN &

V.K.MOHANAN, J J.

A.S.No.7 OF 1992

Judgment

Dated:4-4-2008

AS 7/92 -:22:-