Supreme Court of India

Panni Lal vs Rajinder Singh And Anr on 5 May, 1993

Supreme Court of India
Panni Lal vs Rajinder Singh And Anr on 5 May, 1993
Equivalent citations: 1993 SCR (3) 589, 1993 SCC (4) 38
Author: B S.P.
Bench: Bharucha S.P. (J)
           PETITIONER:
PANNI LAL

	Vs.

RESPONDENT:
RAJINDER SINGH AND ANR.

DATE OF JUDGMENT05/05/1993

BENCH:
BHARUCHA S.P. (J)
BENCH:
BHARUCHA S.P. (J)
PUNCHHI, M.M.

CITATION:
 1993 SCR  (3) 589	  1993 SCC  (4)	 38
 JT 1993 (3)   340	  1993 SCALE  (2)806


ACT:
The  Hindu  Minority  and Guardianship	Act,  1956:  Section
8--Intent of--Whether protects the property of a minor	from
the depredations of the parents even.
Words  and Phrases--Voidable and Void--Sale of the  property
of  the minor by his mother without permission of the  court
and attested by the father Whether voidable or void.
Sale of the property of the minor by his mother and attested
by his father--Interpretation of--Whether amounts to a	sale
by  the natural guardian of the minor for  legal  necessity.
and benefit of the minor.



HEADNOTE:
The  mother  of	 the  respondent  minors,  acting  as  their
guardian, sold their land, while they were still minors,  to
the  appellant	under  a registered  sale  deed	 dated	July
30,1964.  The respondents, upon attaining majority, sued the
appellant for possession of the said land on the ground that
the sale thereof, having been made without the permission of
the court, was void.
The  appellant in his written statement and at the  time  of
hearing	 of the suit contended that the sale deed  had	been
attested  by  the father of the	 respondents  and  the.-.ale
should,	 therefore,  he deemed to have been a  sale  by	 the
legal guardian of the respondents.  It was also pleaded that
the sale had been for legal necessity and the benefit of the
respondents.   It was also alleged that the suit was  barred
by limitation because the sale was voidable and not void and
the suit had not been brought within three years of each  of
the respondents attaining majority.
The  trial court framed appropriate issues and came  to	 the
conclusion that it had not been proved that the sale was for
legal necessity or for the benefit of the respondents,	that
the  sale by the respondent's mother without the  permission
of  the	 court	was  void, and the sale	 was  void  and	 not
voidable  and  the  suit was, therefore,  in  time  and	 was
decreed.
590
The  appeal  filed by the appellant  before  the  Additional
Distt.	Judge and the High Court failed.
The  appellant, therefore, preferred this appeal by  special
leave.
Dismissing the appeal, this court,
HELD : 1. The provisions of section 8 of the Hindu  Minority
and Guardianship Act, 1956 are devised to fully protect	 the
property  (.if	a minor, even from the depredations  of	 his
parents.   Section  8 empowers only the	 legal	guardian  to
alienate a minor's immovable property provided it is for the
necessity  or  benefit	of the minor or his  estate  and  it
further	 requires  that such alienation	 shall	be  effected
after the permission of the Court has been obtained."
2.  It was difficult, therefore, to hold that the  sale,  by
reason of the fact that the mother of the minor	 respondents
signed	the  sale  deed	 and the  father  attested  it,	 was
voidable, not void. (592-G)
3.  The	 attestation of the sale deed by the  father  showed
that  he was very much existent and in the picture.   If  he
was,  then the sale by the mother, notwithstanding the	fact
that  the father attested it, cannot he held to be  sale  by
the father and natural guardian satisfying the	requirements
of section 8. (592-E)
Jijabai	 Vithalrao Gajre v. Pathankhan & Ors.  AIR  1971  SC
315, distinguished. (662-A)



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 2198 of 1986.
From the Judgment and order dated 17.12.1985 of the Punjab
and Haryana High Court in R.S.A No. 1155 of 1977.
S.M. Ashri for the Appellant.

Ms. Kawaljit Kochar for J.D. Jain for the Respondents.
The Judgment of the Court was delivered by
BHARUCHA,J. This appeal by special leave challenges the
judgment and
591
order of the Punjab & Harvana High Court dismissing the
appeal filed before it by the appellant.

The suit relates to 9 Kanals 13 Marlas of land at village
Qayampur. The said land was owned by Rajinder Singh and
Baldev Singh, the respondents, and was sold while they were
still minors by their mother Gurkirpal, acting as their
guardian, to the appellant under a registered sale deed
dated 30th July, 1964. Upon attaining majority the
respondents sued the appellant for possession of the said
land on the ground that the sale thereof having been made
without the permission of the court was void. The appellant
in his written statement and at the time of hearing of the
suit relied heavily upon the fact that the sale deed had
been attested by the father of the respondents and that the
sale should. therefore, be deemed to have been a sale by the
legal guardian of the respondents. It was also contended
that the sale had been for legal necessity and the benefit
of the respondents. The suit, it was also alleged, was
barred by limitation because, the sale being voidable and
not void, it had not been brought within three years of each
of the respondents attaining majority. The trial court
framed appropriate issues and came to the conclusion that it
had not been proved that the sale was for legal necessity or
for the benefit of the respondents; that the sale by the
respondent’s mother without the permission of the court was
void; and that the sale was void and not voidable and the
suit was, therefore, in time. The appeals filed by the
appellant before the Additional District Judge. Ambala and
the High Court failed.

Learned counsel for the appellant placed great reliance upon
the fact that the sale deed had been attested by the father
of the respondents and submitted that the sale deed should,
therefore, be taken to have been entered into by the natural
guardian of the respondents for legal necessity and their
benefit.

Section 8 of the Hindu Minority and Guardianship Act sets
out the powers of the natural guardian of a Hindu minor.
The natural guardian of a Hindu Minor has power, subject to
the provisions of section 8, to do all acts which are
necessary or reasonable and proper for the benefit of the
minor or his estate. The natural guardian, however, may not
without the previous permission of the court sell any part
of the immovable property of the minor. Any disposal of
immovable property which is not necessary or reasonable and
proper for the benefit of the minor or is without the
previous permission of the court is voidable at the instance
of the minor.

In the instant case, there, is, as found by the trial court
and affirmed in appeal, no evidence beyond the bare word of
the appellant that the sale deed had been made for the
benefit of the minor respondents and his evidence had been
eroded in cross-

592

examination so that there was no “reliable evidence on
record to show that the alienation in dispute had been made
for the legal necessity or for the benefit of the
plaintiffs. That the sale was effected without the
permission of the court is not dispute. The sale is,
therefore, in any event, voidable.

The question is whether, in the circumstances of the case,
it may be said that the sale was effected by the father and
natural guardian of the respondents because he had attested
the sale deed executed by the mother of the respondents. In
this behalf our attention was invited to this Court’s
judgment in Jijabai Vithalrao Gajre vs. Pathankhan and
ors.
, AIR 1971 S.C. 315. This was a case in which it was
held that the position in Hindu law was that when the father
was alive he was the natural guardian and it was only after
him that the mother became the natural guardian. Where the
father was alive but had fallen out with the mother of the
minor child and was living separately for several years
without taking any interest in the affairs of the minor, who
was in the keeping and care of the mother, it was held that,
in the peculiar circumstances, the father should be treated
as if nonexistent and, therefore, the mother could be
considered as the natural guardian of the minor’s person as
well as property, having power to bind the minor by dealing
with her immovable property.

In the present case, there is no evidence to show that the
father of the respondents was not taking any interest in
their affairs or that they were in keeping and care of the
mother to the exclusion of the father. In fact, his
attestation of the sale deed shows that he was very much
existent and in the picture. If he was, then the sale by
the mother, notwith standing the fact that the father
attested it, cannot be held to be a sale by the father and
natural guardian satisfying the requirements of section 8.
The Provisions of section 8 are devised to fully protect the
property of a minor, even from the depredations of his
parents. Section 8 empowers only the legal guardian to
alienate a minor s immovable property provided it is for the
necessity or benefit of the minor or his estate and it
further requires that such alienation shall be effected
after the permission of the court has been obtained. It is
difficult, therefore, to hold that the sale was voidable,
not void, by reason of the fact that the mother of the minor
respondents signed the sale deed and the father attested it.
In the result, the appeal is dismissed with no order as to
costs.

G.S. Appeal dismissed.

593