High Court Kerala High Court

Rathi Devi vs Sivasankaran Nair on 2 March, 2007

Kerala High Court
Rathi Devi vs Sivasankaran Nair on 2 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 966 of 2001()



1. RATHI DEVI
                      ...  Petitioner

                        Vs

1. SIVASANKARAN NAIR
                       ...       Respondent

                For Petitioner  :SRI.K.V.JAYACHANDRAN

                For Respondent  :SRI.ASP.KURUP

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :02/03/2007

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



                    ------------------------------------------

                        S.A .NO. 966  OF  2001

                    ------------------------------------------


                      Dated     2nd   March   2007




                                 J U D G M E N T

Plaintiffs in O.S.299/93 on the file of Sub

court, Ernakulam are appellants. Defendant is the

respondent. Suit was filed for a declaration that

Ext.A2 sale deed is not binding on plaintiffs and to

set aside the same and for recovery of possession of

plaint schedule property. Case of appellants was that

Gopalakrishnan, husband of first appellant and father

of appellants 2 and 3 are the son of Devaki Amma and

plaint schedule property was set apart to the

Thavazhy of Devaki Amma and her daughter deceased

Saraswathi as per partition deed No.3312/1119 of

S.R.O, Edappally and Gopalakrishnan was born

thereafter and he derived a right over the thavazhy

property by his birth and while so, Saraswathi died

as a child and her right also devolved on

Gopalakrishnan. Devaki Amma sold a portion of

property along with Gopalakrishnan during 1983 under

Ext.A1 sale deed. Gopalakrishnan died on 5/12/1991.

2

After the death of Gopalakrishnan, Devaki Amma was

mentally weak and was not mentally free to take her own

decisions. It was alleged that respondent exerting undue

influence on her and prevailed over Devaki Amma to

execute Ext.A2 sale deed and property was sold, as if

the property belongs absolutely to Devaki Amma. It was

contended that being legal heirs of Gopalakrishnan

appellants have also right over the property and Ext.A2

sale deed is vitiated. It was contend that as legal heirs

of deceased Gopalakrishnan, appellants have 3/8th shares

in the property and Devaki Amma had 5/8th shares and

appellants are entitled to get a decree for declaration

that Ext.A2 sale deed is not valid and binding on plaint

schedule property and also to set aside Ext.A2 which is

void due to undue influence and appellants are entitled

to get decree for recovery of possession also.

2. Respondent filed written statement contending

that plaint schedule property having an extent of 27

cents was obtained by Devaki Amma and her daughter

Saraswathi as per partition of 1119 and Gopalakrishnan

was born several years thereafter and he has no right

over the property and in 1992 Devaki Amma sold the

property to respondent for valid consideration and

before the sale Gopalakrishnan had died and Devaki Amma

3

has no mental incapacity as alleged and Ext.A2 is a

valid document and appellants are not entitled to the

decree sought for.

3. Learned Munsiff framed necessary issues. On the

side of appellants first appellant was examined as PW1

and a relative was examined as PW2. On the side of

respondent he was examined as DW1. Exts.A1 and A2 were

marked. Learned Munsiff on appreciation of evidence found

that by birth Gopalakrishnan had a right over the plaint

property as the property was allotted under partition

deed in 1119 M.E to the Thavazhy consisting of Devaki

Amma and her children and on the death of Saraswathi her

right also devolved on Devaki Amma and Gopalakrishnan

and on the death of Gopalakrishnan his rights devolved

on appellants, his wife and children and therefore

appellants have 3/8 share in the plaint schedule

property. Learned Munsiff also found that appellants

did not succeed in establishing that Ext.A2 is vitiated

either by fraud, misrepresentation or undue influence

Ext.A2 is valid as against share of Devaki Amma. Though

decree for recovery of possession was sought learned

Munsiff in the interest of justice granted a preliminary

decree for partition of the 3/8 shares of appellants

over plaint schedule property. Appellants challenged

4

the decree and judgment before District court, Ernakulam

in A.S.9/1995. Learned Additional District Judge on re-

appreciation of evidence confirmed the decree and

judgment passed by learned Munsiff and dismissed the

appeal. It is challenged in this appeal.

4. Appellants contended that first appellate court

did not consider the grounds urged for challenging the

judgment and on the evidence it should have been found

that no consideration was paid for Ext.A2 and executant

Devaki Amma was not having sound mental capacity to

execute the sale deed and hence should have set aside

Ext.A2 and held that respondent has no right over the

property and appellants are entitled to recover the

possession of property on the strength of their title.

5. Learned counsel appearing for appellants

vehemently argued that there is no evidence to prove that

consideration shown in Ext.A1 was paid by respondent to

Devaki Amma and evidence also establish that Devaki Amma

was not mentally sound to execute Ext.A2 sale deed at

that time as after the death of Gopalakrishnan she was

mentally weak and respondent by exerting undue influence

got executed the sale deed and therefore decree and

judgment are unsustainable.

6. On hearing learned counsel appearing for

5

appellants and on going through the judgment and decree

of courts below, I do not find any substantial

questions of law involved in the appeal. Plaint schedule

property admittedly originally belonged to the Tharavadu

of Devaki Amma. It was allotted to the Thavazhy of

Devaki Amma and her daughter Saraswathi who was alive at

that time. Gopalakrishnan, husband of first appellant

and father of other appellants was born only

subsequently. As property was allotted to the Thavazhy,

by birth Gopalakrishnan has got right over the property.

Though under Ext.A2 sale deed Devaki Amma sold property

as if it belongs exclusively to her, learned Munsiff and

learned Sub Judge rightly found that that sale deed will

not affects the rights of Gopalakrishnan or the legal

heirs of Gopalakrishnan and therefore upheld the case of

appellants that being legal heirs of deceased

Gopalakrishnan they have 3/8 shares over plaint

schedule property. Courts below held that Ext.A2 will

not effect the 3/8 shares of appellants and appellants

are entitled to their share.

7. Though it was vehemently argued that after the

death of Gopalakrishnan, Devaki Amma was mentally weak

and was not free to take her on decisions and

respondent succeeded in getting executed Ext.A2 sale deed

6

by undue influence, on appreciating the evidence courts

below found that evidence is insufficient to prove undue

influence or fraud or mis-representation. That is a

question of fact. Exercising powers under Section 100 of

Code of Civil Procedure, it cannot be interfered. Nothing

was pointed out to interfere with that finding, except

the argument that Devaki Amma was mentally weak and

consideration was not paid. Documents show that

consideration was paid. No other evidence was adduced. In

such circumstances, I find no reason to interfere with

concurrent findings of courts below.

Appeal is dismissed.

M.SASIDHARAN NAMBIAR,

JUDGE.

uj.

7

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

M.SASIDHARAN NAMBIAR,J.






             JUDGMENT





          S.A.No.966  OF 2001





             2ND     March    2007

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


8