High Court Madras High Court

S.A.Kasim Rowther (Died) vs Raju @ Subramanian on 12 June, 2002

Madras High Court
S.A.Kasim Rowther (Died) vs Raju @ Subramanian on 12 June, 2002
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 12/06/2002

CORAM

THE HONOURABLE MR. JUSTICE P.D.DINAKARAN

S.A.No.581 of 1989 and S.A.No. 662 of 1989

S.A.No.581 of 1989

1.S.A.Kasim Rowther (died)
2.Syed Ahamed
3.Abdul Lattif                                          .. Appellants
(3rd Appellant brought on record
 vide order dated 12.3.1996 in
 CMP No.3638 to 3640/1996)

Vs

1.Raju @ Subramanian
2.Selladurai Asari
3.Nagalinga Asari @
4.Ayyakkannu Asari
5.Sreenivasaraghavan
6.Ramachandran
7.Soundaram Ammal
8.Ramaya Ammal
9.Lakshmi Ammal
10.Markandan                                            .. Respondents

S.A.No.662 of 1989

1.Ayyakannu Asari (died)
2.Soundaram Ammal
3.Lakshmi Ammal
4.Markandan Asari
5.Lakshmi
6.Suyarajyam
7.Panchatcharam
8.Nambu Nachiar
9.Muruganandham
10.Loganathan
11.Ramu
12.Ravi                                            .. Appellants
  (Appellants 5 to 12 brought on
   record vide order dated
   17.10.2001 in CMP Nos.10700 to
   10702/2000)

Vs

1.Raju @ Subramanian
2.Chelladurai Asari
3.S.A.Kasim Rowther
4.Syed Mohammed
5.Nagalinga Asari @
Vellaian Asari
6.Ramachandran
7.Srinivasaragavan
8.Ramayee Ammal                                 .. Respondents





PRAYER in S.A.No.581 of 1989:Against the judgment and decree  dated  15.3.1985
made  in  O.S.No.99  of  1974  on the file of the Sub Court, Ramanathapuram at
Madurai as confirmed by the judgment and decree  dated  12  .12.1988  made  in
A.S.No.64 of 1985 on the file of the learned Additional District Judge, Ramnad
at Madurai.

PRAYER  in S.A.No.662 of 1989:Against the judgment and decree dated 15 .3.1985
made in O.S.No.99 of 1974 on the file of  the  Sub  Court,  Ramanathapuram  at
Madurai  as  confirmed  by  the  judgment and decree dated 12 .12.1988 made in
A.S.No.123 of 1987 on the file  of  the  learned  Additional  District  Judge,
Ramnad at Madurai.

!For Appellants in
S.A.No.581/89   :       Mr.Dhanasekar

For Appellants in
S.A.No.662/89   :       Mr.D.Rajagopal

^For Respondents:       Mr.Thiagarajan
                        For R1 in both
                        Second appeals

:JUDGMENT

1.1. Even though S.A.No.581 of 1989 was admitted by this Court and
notice was ordered as early as 26.4.1989, till date batta has not been paid
for service of notice in the above second appeal on the 5th respondent.
Hence, this second appeal is dismissed as against the 5th respondent.

1.2. Even though S.A.No.662 of 1981 was admitted by this Court and
notice was ordered as early as on 28.4.1989, till date batta has not been paid
for service of notice in the above second appeal on the 7th respondent.
Hence, this second appeal is dismissed as against the 7 th respondent.

2.1. The above second appeals arise against the judgment and decree
dated 15.3.1985 made in O.S.No.99 of 1974, laid by one Guruvammal ( deceased)
and Raju alias Subramanian, impleaded as per the order of the learned
Subordinate Judge, Ramnad in I.A.No.307 of 1981 dated 1.7.1 982, for
declaration of the settlement deed dated 10.7.1973, marked as Ex.B8, said to
have been executed by one Raju Asari, son of Kuttayan Asari and the husband of
one Guruvammal (decesased) in favour of the first defendant Chelladurai Asari,
S/o.Velu Asari, who is nonetheless the cousin of Raju Asari, son of Kuttayan
Asari, and to set aside the two sale deeds dated 6.9.1973, marked as Exs.B6
and B7, executed by the said Raju Asari, Son of Kuttayan Asari in favour of
the defendants 2 and 3, who are the appellants in Second Appeal No.581 of 1989
and to declare that the plaintiff is entitled to the suit property and
consequently for recovery of possession of the said suit property.

2.2. The plaintiff in the suit seeks the above relief based on a Will
dated 18.12.1970, marked as Ex.A6, executed by the said Raju Asari, son of
Kuttayan Asari, contending that after execution of the Will dated 18.12.1970,
the testator – Raju Asari, son of Kuttayan Asari became unsound in mind and
therefore, the settlement deed dated 10.7.197 3 as well as two sale deeds even
dated 6.9.1973 executed against the appellants in S.A.No.581 of 1989 are
declared to be illegal.

2.3. The suit was resisted by the settlee under the settlement deed
dated 10.7.1973 and the purchasers under the two sale deeds even dated
6.9.1973, who are nonetheless the appellants in S.A.No.581 of 1989 contending
that the said settlement deed and sale deeds being executed subsequently to
the Will dated 18.12.1970 would prevail over the Will dated 18.12.1970.

2.4. The learned Subordinate Judge, Ramanathapuram, by judgment and
decree dated 15.3.1985 appreciating the evidence, both oral and documentary,
adduced on behalf of the plaintiffs and the defendants, accepted the case of
the plaintiffs and decreed the suit, against which, the settlee under the
settlement deed dated 10.7.1973 preferred A.S. No.123 of 1985 while the
purchasers under the sale deeds even dated 6.9 .1973 preferred A.S.No.64 of
1985 before the learned Additional District Judge, Ramanathapuram, who by
common judgment and decree dated 12 .12.1988 dismissed both the appeals and
confirmed the judgment and decree of the learned Subordinate Judge,
Ramanathapuram dated 15.3.1985 . Hence, the settlee under the settlement deed
dated 10.7.1973 and the purchaser under the two sale deeds even dated 6.9.1973
have preferred S.A.Nos.662 of 1989 and 581 of 1989 respectively.

3. Heard both sides.

4. It is not in dispute that a Division Bench of this Court by an
order in L.P.A.No.26 of 1980 confirmed that the settlement deed dated 1
0.7.1973 is illegal as the same was executed by the said Raju Asari, son of
Kuttayan Asari in favour of Chelladurai Asari, son of Velu Asari, when the
settlor was not in sound mind. The above finding had admittedly become final.

5. Taking note of the above finding and also appreciating both the
oral and documentary evidence adduced on behalf of the plaintiff, both the
Courts below had concurrently held that the sale deed executed on 6.9.1973,
which is subsequent to the settlement deed dated 10.7.197 3 is also illegal,
as the vendor therein namely, Raju Asari, Son of Kuttayan Asari, who is
nonetheless the husband of the first plaintiff – Guruvammal (deceased) was not
in sound mind at the time of execution of the above documents.

6. The crux of the issue that arises for my consideration in the
above second appeals is whether Raju Asari, son of Kuttayan Asari, the settlor
in settlement deed dated 10.7.1973 and vendor in sale deeds dated 6.9.1973 was
sound in mind at the time of execution of settlement deed marked as Ex.B8, and
sale deeds marked as Exs.B6 and B7.

7. Admittedly, a Division Bench of this Court has held in L.P.A.No.2
of 1980 held that Raju Asari, Son of Kuttayan Asari, was not sound in mind
while executing the settlement deed dated 10.7.1973. It is only appreciating
the above state of mind of the Raju Asari, son of Kuttayan Asari and taking
note of the oral and documentary evidence adduced by the plaintiff, both the
Courts below found that the vendor – Raju Asari, son of Kuttayan Asari was not
in sound mind at the time of execution of the two sale deeds dated 6.9.1973,
marked as Exs.B6 and B7.

8. If that be so, as the issue whether the person was sound in mind
or not at the time of executing the documents marked as Exs.B6, B7 and B8, is
purely a question of fact, it may not be proper for this Court to interfere
with such finding on question of fact, exercising the jurisdiction conferred
under Section 100 of the Code of Civil Procedure.

Hence, these second appeals are dismissed. No costs.

12.6.2002
Index: Yes
Internet : Yes

sasi

To:

1. The Additional District Judge
Ramnad at Madurai (With Records)

2. The Subordinate Judge
Ramand at Madurai (With Records)

3. The Section Officer
‘VR’ Section, High Courts
Madras.

Sasi

P.D.DINAKARAN,J.

S.A.Nos.581 and 662 of 1989