Supreme Court of India

Saroop Singh vs Banto & Ors on 7 October, 2005

Supreme Court of India
Saroop Singh vs Banto & Ors on 7 October, 2005
Author: S.B. Sinha
Bench: S.B. Sinha, R.V. Raveendran
           CASE NO.:
Appeal (civil)  4426 of 1999

PETITIONER:
Saroop Singh							

RESPONDENT:
Banto & Ors.							

DATE OF JUDGMENT: 07/10/2005

BENCH:
S.B. Sinha & R.V. Raveendran

JUDGMENT:

J U D G M E N T

S.B. SINHA, J :

The first defendant in the suit is in appeal before us. The plaintiff-
respondents filed a suit for possession and permanent injunction, being Suit
No.218 of 1994.

One Shadi admittedly was the owner of the suit property. He left
behind his widow, Indira Devi, who inherited the same. On or about
7.1.1955, by a deed of gift Indira Devi donated the suit property in favour of
the Appellant herein. One Harnama son of Jatti and Nathu son of Chetu (as
reversioners of said Shadi) filed a suit being Suit No.204 of 1957
challenging the legality of the said deed of gift, contending that said Indira
Devi had a limited life interest therein.

In terms of a judgment and decree dated 31.1.1958, the said suit was
decreed. The said Indira Devi is stated to have died subsequently. Her date
of death is not known. The Appellant First Respondent contended that she
died at Haridwar in the year 1961. While filing the aforementioned suit on
7.7.1994, the Respondents raised a plea that as she was not heard for a
period of seven years prior thereto, by them and by others who would have
heard from her had she been alive, she was presumed to have been died .

The plaintiffs-Respondents, as regard the earlier suit, averred :

“One Harnama son of Jatti and one Nathu son of
Chetu challenged the gift deed mentioned above in the
year 1957 through a suit No.204 and sought declaration
to the effect that the gift deed in dispute shall not effect
their reversionary rights after the death of Inder Devi and
their suit was decreed on 31.1.58 by Sub-Judge, Ist Class,
Ambala. However, at the same time it was observed by
the Ld. Sub-Judge, that declaratory decree will ensue for
the benefit of daughters of Shadi deceased. Apart from
it under the customary law of Punjab Smt. Inder Devi
was not absolute owner on 7.,1.1955 i.e. the day of gift of
the suit properties, rather on the other hand she was only
having life interest in the suit properties and could not
gift away the same to defendant No.1 as Smt. Inder Devi
had already parted with the suit properties in favour of
defendant No.1 and could not become absolute owner
with the pasasing of Hindu Succession Act, 1956, rather
her life interest continued through in the hand of
defendant No.1.”

In the said suit, the plaintiff-respondents prayed :

“It is, therefore, prayed that the suit of the
plaintiffs for possession as owner of the land comprised
in Kh/kh. No.285/356, Khasra Nos. 194(8-4), 195(5-7),
2124(6-18), 1854(1-2), 1859(4-7), 1856(4-7), 851(4-3),
850/2(0-8), 1621(0-15), and for symbolical possession as
owner of the land comprised in kh/kh No.285/337,
Khasra Nos.849(1-10), 850(3-7), situated within the
revenue limits of village Mullanpur Garib Dass and of
1/6 share of kh. No.2078(3-7) and of 1/6 share out of
Bara bounded as.and for permanent injunction
restraining the defendant No.1 from alienating the suit
properties to anybody may kindly be decreed in favour of
the plaintiff against the defendants with costs.

Any other relief this Ld. Court deeds fit may
kindly be granted to the plaintiff in the interest of
justice.”

The statements made in paragraph 1 was traversed by the Appellant
herein in paragraph 3 of the written statement, contending :

“It is incorrect and denied. Smt. Inder Devi who had
been absolute owner of the suit properties and she made a
valid gift in favour of the answering defendant.”

A plea that the suit is time-barred was also raised as an additional
plea.

The learned Trial Judge in view of the pleadings of the parties, inter
alia, framed the following issues :

“3. What is the effect of the judgment and decree
dated 31.1.1958 ? OPP. Parties.

4. Whether Smt. Inder Devi has not been heard for
the last 7/7 = years back by plaintiff and other
family members and is presumed to be dead ?
OPP.

5. Whether plaintiffs are entitled to possession of the
suit land. OPP.

6. Whether suit is time barred ? OPP.”

While dealing with Issue No.3, the Trial Court noticed that in the
judgment and decree passed in Suit No.204 of 1957, which was marked as
Ex.P3 and Ex.P4, it was observed that the declaratory decree would ensue
the benefit of the daughters of Shadi, who were the plaintiffs therein, and on
that basis decided the said issue in favour of the plaintiff-respondents.

As regard Issue No.4, it while holding that there was no cogent
evidence proving the death of Indira Devi in the year 1961 recorded a
finding that she was presumed to have died on account of her untraceability
for more than 7 years in terms of Section 108 of the Indian Evidence Act.
As regard Issue Nos.5 and 6, the Trial Court held :

“The defendant has nowhere pleaded that he became
the owner of the suit land by way of adverse possession.
No amount of evidence can be taken into account by
travelling beyond the pleadings of the parties. The
defendant has neither pleaded nor set up any adverse
possession over the suit property. No period of
limitation is prescribed for bringing a suit for possession
on the basis of inheritance. The suit for possession on
the basis of inheritance can fail if defendant proves that
he has perfected his title by way of adverse possession.
In the instant case, the defendants have not set up any
adverse possession and consequently the suit is within
time under Article 65 of the Limitation Act, 1963”

The appeal preferred thereagainst by the Appellant was dismissed. In
the Second Appeal filed before the High Court, the Appellant, inter alia,
raised the question of limitation. The High Court relying on or on the basis
of Entry 2(b) of the schedule appended to the Punjab Limitation (Customs)
Act, 1920, affirming the findings of the courts below that the Appellant
could not prove the date of death of Indira Devi, held that the suit is not
barred by limitation stating :

“Since the defendant-appellant failed to prove the
death of Indira Devi, it cannot be said that the suit filed
by the plaintiffs is barred by time. In fact the suit filed is
basing on the acquisition of title on the death of Indira
Devi. Thus the suit is based on title as it cannot be
disputed that the plaintiffs became entitled to the suit
property on the death of their mother. It is for the
defendant-appellant to prove that he has perfected in his
title being in adverse possession for over 12 years from
the date of death of Indira Devi and that the plaintiffs lost
their right to sue by efflux of time. Under Article 65 of
the Limitation Act, the burden of proof that he perfected
his title by adverse possession is on the defendant-
appellant.”

Mr. P.L. Jain, the learned Senior Counsel appearing on behalf of the
Appellant herein, would contend that the courts below committed a manifest
error of law insofar as they failed to properly interpret the provisions of
Sections 107 and 108 of the Indian Evidence Act; as by reason thereof a date
of death cannot be fixed. It was urged that Indira Devi did not become an
absolute owner in terms of the provisions of the Hindu Succession Act, 1956
as she was not possessed of the property on the date of coming into force
thereof and in that view of the matter the courts below had committed a
serious error in passing the impugned judgments relying on or on the basis
of Article 65 of the Limitation Act, 1963. Reliance, in this connection, has
been placed on Giasi Ram and Others vs. Ramjilal and Others [(1969) 1
SCC 813]

It was submitted that it was for the plaintiff-Respondents to prove the
date of death of Indira Devi as they have not filed a suit based on title.

Mr. P.N. Mishra, the learned Senior Counsel appearing on behalf of
the plaintiff-respondents, on the other hand, would contend that on the death
of Indira Devi, the succession reopened in view of the declaratory decree
passed by the Civil Court. It was argued that having regard to the fact that
the Appellant having not set up any plea of adverse possession, the suit
cannot be held to be barred by limitation and in that view of the matter
Article 65 of the Limitation Act, 1963 will have no application.

It has not been disputed before us that the judgment and decree
passed in Suit No.204 of 1957 had attained finality. In the said suit, it was
held :

“In the present case the declaratory decree will ensue
for the benefit of the daughters of Shadi deceased and the
daughters’ sons who are minors. In the circumstances, I
would in exercise of my discretion, grant the plaintiffs a
decree for a declaration to the effect that the gift in
dispute shall not affect their reversionary rights after the
death of defendant no.1. The parties are, however, left to
bear their own costs”

It is furthermore not in dispute that Indira Devi had only a life
interest. The deed of gift dated 7.1.1955 was, therefore, held to be valid
only so long as she was alive. On her death the succession reopened having
regard to the provisions of the Hindu Succession Act, 1956. The
Respondents being daughters inherited the interest of Shadi. They were
also reversioners in terms of their personal law as was opined by the Civil
Court in the earlier suit. The plaintiff-respondents, therefore, rightly claimed
their title by inheritance.

Entry 2(b) of the Punjab Limitation (Customs) Act, 1920 provides for
a limitation of three years, when a suit is filed for possession of ancestral
immovable property which has been alienated on the ground that the
alienation is not binding on the plaintiff according to custom. The said
provision has no application herein as the title of the suit property in favour
of the Respondents herein had already been declared by the Civil Court in
the earlier suit, subject to the condition that they remain owners thereof. The
Civil Court took into consideration the customary law as also the provisions
of the Hindu Succession Act while arriving at the said finding. Moreover, a
declaratory decree obtained by a reversioner is not binding upon actual
owner, in view of the decision of this Court in Shankuntla Devi vs. Kamla
and Others
[(2005) 5 SCC 390].

In the suit, it was not necessary for the Respondents herein to claim
their reversionary right, as the same had already been declared in the earlier
suit.

This Court in Giasi Ram (supra) held :

“The Punjab Custom (Power to Contest) Act 1 of 1920,
was enacted to restrict the rights exercisable by members
of the family to contest alienations made by a holder of
ancestral property. By virtue of Section 6 of the Act no
person is entitled to contest an alienation of ancestral
immovable property unless he is descended in the male
line from the great-great-grandfather of the alienor.
Under the customary law in force in the Punjab a
declaratory decree obtained by the reversionary heir in an
action to set aside the alienation of ancestral property
enured in favour of all persons who ultimately took the
estate on the death of the alienor for the object of a
declaratory suit filed by a reversionary heir impeaching
an alienation of ancestral estate was to remove a common
apprehended injury, in the interest of the reversioners.
The decree did not make the alienation a nullity it
removed the obstacle to the right of the reversioner
entitled to succeed when the succession opened. By the
decree passed in Suit No. 75 of 1920, filed by Giani Ram
it was declared that the alienations by Jwala were not
binding after his life time, and the property will revert to
his estate. It is true that under the customary law the wife
and the daughters of a holder of ancestral property could
not sue to obtain a declaration that the alienation of
ancestral property will not bind the reversioners after the
death of the alienor. But a declaratory decree obtained in
a suit instituted by a reversioner competent to sue has the
effect of restoring the property alienated to the estate of
the alienor.”

In this case, the Respondents herein have a better title. They were not
parties in the earlier suit. They, therefore, claimed their title independent of
the declaratory decree, although such right has been noticed therein. We
would consider the question of applicability of Limitation Act little later but
before doing that we may consider the question of date of death of Indira
Devi.

Sections 107 and 108 of the Indian Evidence Act read :
“107. Burden of proving death of person
known to have been alive within thirty years.- When
the question is whether a man is alive or dead, and it is
shown that he was alive within thirty years, the burden of
proving that he is dead is on the person who affirms it.

108. Burden of proving that person is alive
who has not been heard of for seven years.-Provided
that when the question is whether a man is alive or dead,
and it is proved that he has not been heard of for seven
years by those who would naturally have heard of him if
he had been alive, the burden of proving that he is alive is
shifted to the person who affirms it.”

Section 108 is a proviso to Section 107.

There is neither any doubt or dispute that the date of death of Indira
Devi is not certain. By reason of the aforementioned provision, a
presumption of death can be raised. In this case, however, death of Indira
Devi is not in question, the date of death is. In the instant case, both the
parties have failed to prove the date of death of Indira Devi. However,
having regard to the presumption contained in Section 108 of the Indian
Evidence Act, the Court shall presume that she was dead having not heard of
for a period of seven years by those who would naturally have heard of him,
if he had been alive, but that by itself would not be a ground to presume that
she had died seven years prior to the date of institution of the suit

In Lal Chand Marwari vs. Mahant Ramrups Gir and Another AIR
1926 PC 9], it was observed :

“Now upon this question there is, their Lordships are
satisfied, no difference between the law of India as
declared in the Evidence Act and the Law of England
(Rango Balaji vs. Mudiyeppa (1899) 23 Bom. 296) and
searching for an explanation of this very persistent
heresy, their Lordships find it it in the words in which the
rule both in India and in England is usually expressed.
These words taken originally from In re Phene’s Trusts
(L.R. 5 Ch.139) follows :-

Following these words, it is constantly
assumed not perhaps unnaturally that where the
period of disappearance exceeds seven years, death,
which may not so. The presumption is the same if the
period exceeds seven years. The period is one and
continuous, though it may be divisible into three or
even four periods of seven years. Probably the true
rule would be less liable to be missed, and would
itself be stated more accurately, if, instead of speaking
of a person who had not been heard of for seven
years, it described the period of disappearance as one
of not less than seven years.”

In LIC of India vs. Anuradha [(2004) 10 SCC 131], this Court held :

“12. Neither Section 108 of the Evidence Act nor logic,
reason or sense permit a presumption or assumption
being drawn or made that the person not heard of for
seven years was dead on the date of his disappearance or
soon after the date and time on which he was last seen.
The only inference permissible to be drawn and based on
the presumption is that the man was dead at the time
when the question arose subject to a period of seven
years’ absence and being unheard of having elapsed
before that time. The presumption stands unrebutted for
failure of the contesting party to prove that such man was
alive either on the date on which the dispute arose or at
any time before that so as to break the period of seven
years counted backwards from the date on which the
question arose for determination. At what point of time
the person was dead is not a matter of presumption but of
evidence, factual or circumstantial, and the onus of
proving that the death had taken place at any given point
of time or date since the disappearance or within the
period of seven years lies on the person who stakes the
claim, the establishment of which will depend on proof
of the date or time of death.”

However, the date of death of Indira Devi would not assume any
significance, as would appear from the discussions made hereinafter.

In the instant case, the question of applicability of the Limitation Act
does not arise. The Appellant-first defendant could have legitimately raised
a plea that Indira Devi having died in the year 1961, his possession
thereafter has become adverse to the true owner and, thus, on the expiry of
the statutory period of limitation he had perfected his title by adverse
possession. But, he did not raise such a plea. Even before us, Mr. Jain
categorically stated that the Appellant does not intend to raise such a plea.

Articles 64 and 65 of the Limitation Act read thus :

Description of suit
Period of
Limitation
Time from which
period begins to
run

64.
For possession of immovable
property based on previous
possession and not on title,
when the plaintiff while in
possession of the property has
been dispossessed
Twelve years
The date of
dispossession.

65.
For possession of immovable
property or any interest
therein based on title.

Explanation.-For the purposes
of this article

(a) where the suit is by a
remainderman, a
reversioner (other than
a landlord) or a devisee
the possession of the
defendant shall be
deemed to become adv
erse only when the
estate of the
remainderman,
reversioner or devisee,
as the case may bay,
falls into possession;

(b) where the suit is by a
Hindu or Muslim
entitled to the
possession of
immovable property on
the death of a Hindu or
Muslim female, the
possession of the
defendant shall be
deemed to become
adverse only when the
female adverse only
when the female dies;

(c) where the suit is by a
purchaser at a sale in
execution of a decree
when the judgment-

debtor was out of
possession at the date
of the sale, the
purchaser shall be
deemed to be a
representative of the
judgment-debtor who
was out of possession.

Twelve years
When the
possession of the
defendant
becomes adverse
to the plaintiff

The statutory provisions of the Limitation Act have undergone a
change when compared to the terms of Articles 142 and 144 of the schedule
appended to the Limitation Act, 1908, in terms whereof it was imperative
upon the plaintiff not only to prove his title but also to prove his possession
within twelve years, preceding the date of institution of the suit. However, a
change in legal position has been effected in view of Articles 64 and 65 of
the Limitation Act, 1963. In the instant case, plaintiff-respondents have
proved their title and, thus, it was for the first defendant to prove acquisition
of title by adverse possession. As noticed hereinbefore, the first defendant-
Appellant did not raise any plea of adverse possession. In that view of the
matter the suit was not barred.

In terms of Article 65 the starting point of limitation does not
commence from the date when the right of ownership arises to the plaintiff
but commences from the date defendant’s possession becomes adverse.
[See Vasantiben Prahladji Nayak and Others vs. Somnath Muljibhai Nayak
and Others
(2004) 3 SCC 376]

‘Animus possidendi’ is one of the ingredients of adverse possession.
Unless the person possessing the land has a requisite animus the period for
prescription does not commence. As in the instant case, the Appellant
categorically states that his possession is not adverse as that of true owner,
the logical corollary is that he did not have the requisite animus. [See Md.
Mohammad Ali (Dead) By LRs. Vs. Jagdish Kalita and Others, (2004) 1
SCC 271, para 21]

Yet again in Karnataka Board of Wakf vs. Government of India and
Others
[(2004) 10 SCC 779], it was observed :
“Physical fact of exclusive possession and the animus
possidendi to hold as owner in exclusion to the actual
owner are the most important factors that are to be
accounted in cases of this nature. Plea of adverse
possession is not a pure question of law but a blended
one of fact and law. Therefore, a person who claims
adverse possession should show: (a) on what date he
came into possession, (b) what was the nature of his
possession, (c) whether the factum of possession was
known to the other party, (d) how long his possession has
continued, and (e) his possession was open and
undisturbed. A person pleading adverse possession has
no equities in his favour. Since he is trying to defeat the
rights of the true owner, it is for him to clearly plead and
establish all facts necessary to establish his adverse
possession.”

In view of our findings aforementioned, we are of the opinion that
there is no merit in this appeal, which is accordingly dismissed. No costs.