High Court Kerala High Court

Narayanannamboothiry Mohanan … vs Bhavani Vasumathy on 20 June, 2007

Kerala High Court
Narayanannamboothiry Mohanan … vs Bhavani Vasumathy on 20 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 798 of 1993()



1. NARAYANANNAMBOOTHIRY MOHANAN NAMBOOTHIRY
                      ...  Petitioner

                        Vs

1. BHAVANI VASUMATHY
                       ...       Respondent

                For Petitioner  :SRI GIRI V.

                For Respondent  :SRI.G.UNNIKRISHNON

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/06/2007

 O R D E R
                  M.SASIDHARAN NAMBIAR,J.

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

                 S.A.  NO. 798   OF 1993

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



        Dated this the 20th day of June, 2007



                           JUDGMENT

Plaintiff in O.S.107/1984 on the file of Sub

Court, Cherthala is the appellant. Defendants

10,11,12, 15 and 21 are the respondents. Plaintiff

instituted the suit to set aside Ext.A2 to A7 sale

deeds executed by 21st defendant, his father

contending that the alienations are not for

consideration or for the illom necessity and

therefore are not valid and binding on the

plaintiff or the illom properties. Defendant No.21

was the father of the plaintiff and defendant

No.22, mother of 21st defendant. Defendants 21,

22 and plaintiff were admittedly members of

Pallikkezhil Illom. Plaint schedule properties

originally belonged to the illom. Under schedule C

of Ext.A1 settlement deed dated 6.2.1963, plaint

schedule properties were allotted to the Sakha

consisting of plaintiff and his parents. His

S.A.798/1993 2

mother Saraswathi Antherjanam subsequently

released her right in favour of husband, 21st

defendant and son plaintiff. Subsequently Ext.A4

sale deed was executed on 15.7.1968 in favour of 9th

defendant who in turn assigned it to 15th defendant

under Ext.B11 sale deed. Ext.A4 was executed by

the father for himself and for the minor son

plaintiff. Ext.A5 sale deed was executed on

16.7.1969 in favour of 10th defendant. 10th

defendant later alienated the property in favour of

respondents 16 to 18. Ext.A6 sale deed was

executed on 13-4-1970 in favour of defendants 11

and 12. Similarly Ext.A2 sale deed was executed on

23.5.1966. Ext.A3 sale deed was executed on

8.3.1967 and Ext.A7 dated 27.8.1970. Plaintiff

contended that these alienations are invalid as

they are not supported by consideration and as

they were not for the illom necessity or benefit

and therefore to be set aside and in any case

plaintiff is entitled to get half share in the

plaint schedule property.

S.A.798/1993 3

2.Defendants 1 to 4 filed a joint written

statement and defendants 10 to 15 filed a separate

written statements. Defendants contended that the

alienations were made for illom necessity and for

valid consideration and so they are valid and

binding on the plaintiff and the illom properties

and plaintiff is not entitled to challenge the same

and is not entitled to the decree sought for.

Defendants 13 and 14 who obtained right under

Ext.A7 sale deed also claimed fixity of tenure

under Kerala Land Reforms Act. That question was

referred to the Land Tribunal. Land Tribunal

upheld the claim. Learned Sub Judge on the

evidence of Pws.1 to 3 and Exts.A1 to A16, Exts.B1

to B23 and X1 to X3 found that Ext.A2 and A7 sale

deeds are valid and binding on the plaintiff and he

is not entitled to challenge the same. But holding

that Exts.A3 to A6 sale deeds are valid only in

respect of only the half share of 21st defendant

and are not valid and binding on plaintiff a

preliminary decree for partition was passed.

S.A.798/1993 4

Defendants 10,11,12 and 15 challenged the

preliminary decree and judgment before Additional

District Court, Alappuzha in A.S.78/1990 contending

that learned Sub Judge should have upheld Ext.A4 to

A6 alienations also and should have found that

properties covered thereunder are not available for

partition. Plaintiff on his part challenged the

preliminary decree whereunder Exts.A2 and A7

alienations were upheld by the trial court in

A.S.397/1990 before this court. Similarly

defendants 1 to 8 challenged the preliminary decree

and judgment before this court in A.S.363/1991,

contending that learned Sub Judge should have found

that Ext.A3 sale deed was also valid as it was for

illom necessity and therefore the property covered

under Ext.A3 should have been excluded from

partition.

3. Unfortunately pendancy of A.S.78/1990

before the Sub Court was not brought to the notice

of this court. As a result, the said first appeal

happened to be disposed of by Additional District

S.A.798/1993 5

Judge, Alappuzha independently and that appeal was

not called for to this court to be disposed of with

other connected pending first appeals. Learned

District Judge on reappreciation of evidence upheld

Exts.A4 to A6 alienations holding that those sale

deeds were executed by the father for the minor son

also for valid consideration and for illom

necessity and therefore they are valid and binding

on the plaintiff. The Second Appeal is filed

challenging the decree and judgment passed by

Additional District Judge in A.S.78/1990 under

which Exts.A4 to A6 sale deeds were found valid

and binding on the plaintiff and the properties

covered thereunder not available for partition.

4. Meanwhile A.S.397/1990 and 363/1991 were

heard and disposed by a common judgment dated

6.2.2002. Even while the said first appeals were

disposed of the fact that this Second Appeal is

pending, was not brought to the notice of the

leanred Single Judge. Consequently the second

appeal was not heard along with the first appeals.

S.A.798/1993 6

In the first appeals the learned single Judge

upheld Ext.A3 sale deed also and confirmed the

alienations under Ext.A2 and A7 sale deeds. As a

result of the findings in A.S.397/1990 and

A.S.363/1991 which has become final except with

regard to the alienations under Exts.A4 to A6 and

availability of the properties covered thereunder,

the other dispute between the parties are now

concluded.

5. Learned single Judge confirmed the finding

of the learned Sub Judge that Ext.A2 and A7

alienations are valid and binding on the

plaintiff and those properties are not available

for partition. In addition, this court held that

Ext.A3 sale deed was also executed for

consideration and for illom necessity and therefore

valid and binding on the plaintiff and the property

covered thereunder is not available for partition.

What remains is whether Ext.A4 to A6 alienations

are valid and binding on the plaintiff and if not,

whether the properties covered thereunder are

S.A.798/1993 7

available for partition.

6. Learned counsel appearing for the appellant

vehemently argued that courts below did not

properly consider the impact of Section 5 and 8 of

Kerala Nambudiri Act, 1958,( hereinafter referred

to as the Act) and the fact that defendants 10,11,

12 and 15 who claim right under Ext.A4 to A6 sale

deeds did not adduce any evidence and even did not

mount the box to depose that they had made any

inquiries with regard to the illom necessity,

should have persuaded courts below to hold that

Exts.A4 to A6 alienations are not for illom

necessity. It was further argued that under Section

5 of the Act, no sale or mortgage of immovable

property of an illom shall be valid unless the sale

deed was executed by the karnavan for consideration

and also for illom necessity or the benefit of

illom and also with the written consent of the

majority of the major members and under section 8

of the Act, the burden is on the alienee to

establish that it was for the Illom necessity or

S.A.798/1993 8

for the benefit of the illom and on the failure of

the alienees to adduce evidence, courts below

should not have interfered with the findings of the

trial court and should have found that the

properties covered under Exts.A4 to A6 sale deeds

are available for partition. Reliance was placed

on the decision of a Full Bench of this Court in

Venkiteswara Kammathi Balakrishna Kammathi v.

Anantha Pai Ganesha Pai (1954 K.L.T. 87).

7.Learned counsel appearing for the contesting

respondents argued that the facts appreciated by

first appellate court establish that the facts are

similar to the alienations which was upheld by this

court in the first appeal A.S.397/1990 and

363/1991. It was pointed out that similar recitals

as in Ext.A2,A3 and A7 are there in Ext.A4 to A6

also and the trial court and this court found that

the alienations are for illom necessity and

therefore the said findings are applicable in

respect of the alienations covered under Exts.A4 to

S.A.798/1993 9

A6 also. Learned counsel also argued that as found

by the learned single Judge in the first appeals,

when 21st defendant the father was the only major

member available in the illom and he executed

Exts.A4 to A6 sale deeds, proviso to Section 8 of

the Act applies and court has to presume that such

necessity were there as stated in Section 5 and

therefore first appellate court rightly upheld

Ext.A4 to A6 and there is no reason to interfere

with the findings of the first appellate court.

8. The Second Appeal was admitted formulating

the following substantial question of law.

On whom the burden of proof lies in a case,

where sale deeds executed by the father for the

memberson also, alienating the properties of the

illom covered under the Act is challenged for want

of consideration and illom necessity, to prove that

the alienations were for consideration and illom

necessity or the benefit of illom and on the

evidence on record whether Ext.A4 to A6 alienations

are valid.

S.A.798/1993 10

9. Ext.A4 sale deed was executed in favour of

9th defendant on 15.7.1968. The consideration was

Rs.1000/-. Ext.A5 sale deed was executed on

16.7.1969. Its consideration was Rs.7000/-. Ext.A6

sale deed was executed on 13.4.1980. The

consideration shown is Rs.300/-. The assignees

under Exts.A4 to A6 were not examined. Infact, no

oral evidence was adduced by the contesting

respondents who seek to uphold Ext.A4 to A6

alienations. On the side of the plaintiff, he was

examined as PW1 and a witness was examined as PW3.

The evidence of PW3 was not at all helpful to

decide the question whether the alienations are for

illom necessity or for the benefit or and whether

they were for consideration. Exts.A4 to A6 show

that consideration thereunder was received by the

21st defendant who executed the sale deed on behalf

of the plaintiff also. As rightly pointed out by

learned counsel appeaing for the contesting

respondents, apart from the recitals about the

passing of consideration in Exts.A4 to A6,

S.A.798/1993 11

plaintiff as PW1 admitted that his father had

received the consideration shown therein.

Therefore first appellate court rightly found that

Ext.A4 to A6 were supported by consideration. The

only question is whether the alienations are for

illom necessity or benefit.

10. Section 5 of the Act reads:-

“(1) No sale or

mortgage of any

immovable property of

an illom and no lease

of any such property

shall be valid, unless

it is executed by the

karnavan for

consideration, for

illom necessity or

benefit, and with the

written consent of the

majority of the major

members of the illom.

S.A.798/1993 12

(2)Nothing contained in

sub-section (1) shall

be deemed to affect the

validity of any sale,

mortgage or lease

executed before the

commencement of this

Act in accordance with

the law in force at the

time of such

execution.”

Section 7 provides that it shall be lawful for the

karnavan to contract, or enter into debts or

transaction other than those falling under section

5, without the written consent of the majority of

the members of the illom. The proviso mandates

that the debts or transactions so contracted or

entered into are for illom necessity or benefit.

11.Section 8 reads:-

“The burden of proving illom

necessity or benefit shall

S.A.798/1993 13

be on the purchaser,

mortgagee, pledgee, or other

alienee, or creditor, as the

case may be. But the court

may presume such necessity

where the majority of the

major members of the illom

are parties to or have given

their written consent to the

transaction.”

A combined reading of Section 5 and Section 8

establish that the burden of proving illom

necessity or benefit shall be on the purchaser,

mortgagee, pledgee, or other alienee. But the

proviso mandates that where the majority of the

major members of the illom are parties to or have

given their written consent to the transaction,

the court may presume that the alienations are for

illom necessity as provided under section 5.

Section 5 provides that no sale or mortgage of any

immovable property of illom shall be valid, unless

S.A.798/1993 14

it is executed by the karnavan and the alienation

is for considertion and for illom necessity or

benefit and also with the written consent of the

majority of major members. Because of the proviso

to Section 8, if an alienation is made by the

karnavan with the written consent of the majority

of the major members and for consideration, then

court may presume that it is for the illom

necessity.

12. When Ext.A4 to A6 alienations were made the

only members of the illom were defendant No.21 and

the plaintiff. Admittedly Saraswathi Antherjanam

the other member of the illom the mother of

plaintiff, had released all her rights in favour

of her husband and son the plaintiff and 21st

defendant under Ext.B2. Therefore when Ext.A4 to

A6 alienations were made, the only major member of

the illom was 21st defendant. The question is

when the only members of the illom are a major and

a minor and the alienations are made by the major

for the minor also, can it be said that the

S.A.798/1993 15

alienations are made with the consent of the

majority of the major members so as to attract

section 8 of the Act. This question was considered

by the learned single Judge in the first appeal

referred to earlier and held that as 21st defendant

was the only major member of the illom and he

executed the sale deeds, proviso to Section 8

applies.That decision was rendered in the same

suit. Hence at least as against the plaintiff who

was the appellant in one of the appeals and that

too against the very same preliminary decree of

this case, the finding is binding. In such

circumstances, I do not find it necessary to go

further on that question. Exts.A4 to A6 alienations

also attract the provisions of proviso to Section

8.

13. Similar recitals in Exts.A2, A3 and A7

were considered by this court in the first appeals

and it was held that the alienations are for illom

necessity. In the light of the said finding, the

factual finding of the first appellate court that

S.A.798/1993 16

Exts.A4 to A6 alienations are for illom necessity

cannot be challenged. In any event, that factual

finding cannot be reconsidered by this court in

exercise of the limited scope of the powers

provided under section 100 of the Civil Procedure

Code. Therefore as it is proved that Ext.A4 to A6

sale deeds were executed for consideration and the

alienations are for illom necessity, they are valid

and binding on the plaintiff. Therefore the

properties covered under Exts.A4 to A6 are also not

available for partition.

Second appeal is dismissed.

M.SASIDHARAN NAMBIAR

JUDGE

tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

S.A.NO.798 /03

———————

JUDGMENT

20TH JUNE ,2007