Allahabad High Court High Court

Ram Singh vs Musammat Bhani on 9 December, 1915

Allahabad High Court
Ram Singh vs Musammat Bhani on 9 December, 1915
Equivalent citations: 32 Ind Cas 127
Bench: Tudball, Walsh


JUDGMENT

1. This is a reference under Rule 17 of the Rules and Orders relating to the Kumaon Division, 1894. The facts of the case are as follows. One Lachman Singh, Subedar, acquired the property now in suit. He died some fifteen or sixteen years prior to the suit leaving an idiot son, Ram Singh Thapa. Ram Singh had a wife Musammat Tara. Ram Singh died subsequently to his father, leaving three daughters by his wife, Musammat Tara. He had what has been described as a dhauti wife, Musammat Yasuli, and by her a daughter, the plaintiff in the suit. After the death of Lachman Singh, Musammat Tara took possession of the estate and prior to her death in the end of 1906 she made certain transfers of the property in favour of her three daughters and of the contesting defendant, the husband of her third daughter, Musammat Debki. She retained a portion of the property, which on her death in 1906 was taken by one of her daughters. The plaintiff instituted the suit on the allegation that she was the legitimate daughter of Ram Singh and as such entitled to a share in his estate on the death of his widow, Musammat Tara. Musammat Debki having died prior to the suit, she claimed a one-third share in the property. It was pleaded in defence that her mother Was not the lawful wife of Ram Singh but only his mistress and that, therefore, the plaintiff was not entitled to inherit at all. It was further pleaded that the suit was barred by limitation. The Court of first instance dismissed the suit. The Court of first appeal decreed it. The Court of second appeal upheld the decision of the Deputy Commissioner, and the matter has now been referred to us under the rules with a request to favour the Government with this Court’s opinion on three points. The first point is whether, in view of the fact that the plaintiff’s father was a lunatic, the plaintiff had any right to maintain the suit. The second point is whether or not the Commissioner was right in holding that daughters of dhauti wives could succeed to their father’s property, in view of the general principle of the Hindu Law and of the fact that no custom was set up in the plaint and none was proved. The third is whether the Commissioner was right in holding that Article 141 of the Limitation Act, Schedule I, applied to the suit, in view of the fact that the suit was one for a declaration of title and for delivery of possession with reference to the ruling cited in paragraph 6 of the letter of reference. The ruling mentioned is the case of Francis Legge v. Rambaran Singh 20 A. 35 : A.W.N. (1897 : 193. The reply to the first question is simple. In Deo Kishen v. Budh Prakash 5 A. 509 : A.W.N.(1888,) 105, which was subsequently followed in Tirbeni Sahai v. Muhammad Umar 28 A. 247 : A.W.N. (1905) 265 : 3 A.L.J. 4, it was clearly held that a person is disqualified under Hindu Law from succeeding to property, if he is insane when the succession opens whether his insanity is curable or incurable. The facts found are that Ram Singh Thapa was insane when his father died and that the property was acquired by his father Lachman Singh. It was, therefore, clear that Ram Singh Thapa did not inherit the property and that the plaintiff as his daughter has no legal title to the estate which was left by Lachman Singh. In the case of the second question, it is clear that under the general principle of Hindu Law an illegitimate daughter could not succeed to her father’s property as against a legitimate daughter by a lawful wife. The plaintiff came into Court alleging herself to be the legitimate daughter. The point was found against her. She did not plead any special custom either in the family or caste under which she as an illegitimate daughter would be entitled to take her father’s estate. There is no evidence to prove such a custom It is, therefore, clear that the Commissioner’s finding on the point is wrong. On the question of limitation, it is also clear that the ruling mentioned in the letter of reference, namely that of Francis Legge v. Rambaran Singh 20 A. 35 : A.W.N. (1897 : 193, does not and cannot apply to the present suit. In that suit the plaintiff came into Court alleging that he was in possession and that a slur had been cast upon his title and asked the Court to declare both that he was the owner and possessor of the property. That suit was purely declaratory in its nature. The present suit is a suit for possession. On the face of the plaint it was a suit by a Hindu daughter for possession of her share in her father’s estate on the death of the mother. Suits of this nature really fall within Article 141 of the first Schedule to the Limitation Act and time begins to run from the date of the mother’s death. The Commissioner was, therefore, right in holding that this Article applied to the suit as brought. We, therefore, answer the questions (a) and (6) in the letter of reference in the negative and question (c) in the affirmative. We consider that the plaintiff should be ordered to pay the costs of the contesting defendant in all Courts. The costs of this Court will include the fee of Rs. 32 certified by the respondent’s Counsel.