Bombay High Court High Court

Second Appeal No.354 Of 1996 vs Unknown on 22 April, 2010

Bombay High Court
Second Appeal No.354 Of 1996 vs Unknown on 22 April, 2010
Bench: C. L. Pangarkar
                                       1

        IN THE HIGH COURT OF JUDICATURE AT BOMBAY.
                     NAGPUR BENCH, NAGPUR.




                                                                                   
                SECOND APPEAL NO.354 OF 1996.




                                                       
    APPELLANTS :    1. Nandkishore Shamrao Daphe,
                        aged about 37 years.




                                                      
                    2. Shobha w/o Nandkishore Daphe,
                        aged about 35 years,

                    3. Shamrao Baliramji Daphe,




                                           
                        aged about 74 years.
                            
                        Nos.1 to 3 r/o Rajura Bazar,
                        Tq. Morshi, Distt.Amravati.          
                           
                                 ..VERSUS.. 

    RESPONDENTS: 1. Laxmibai wd/o Lalchand Wazir,
                     aged about 65 years, resident of
          


                     Amdapur, Tq.Warud, Distt.Amravati
       



                     (deleted)

                      2. Sushilabai w/o Motisingh Rathod,
                          aged about 47 years, r/o Nandurbar





                          Railway Quarter Distt.Dhuliya.

                      3. Ramesh Ambalal Wazir,
                          aged about 43 years.





                      4. Parmesh Ambalal Wazir,
                          aged about 46 years,
                          Nos.3 and 4 r/o Sarafa, Amravati.

                      5. Kesharbai wd/o Ambalal Wazir,
                          aged about 67 years. (deleted)

                      6. Mulchand s/o Ambalal Wazir,
                          aged about 44 years. (deleted)



                                                           ::: Downloaded on - 09/06/2013 15:52:39 :::
                                                2


    =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-




                                                                                          
    Mr.N.R.Saboo Advocate for the appellants.
    None for the respondents.




                                                                 
    =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
                             CORAM:  C.L.Pangarkar, J.

DATED : 22nd April, 2010.

ORAL JUDGMENT:

1. This is an appeal by original defendants nos.1 to 3

against whom a decree for declaration and injunction has been

passed. The parties shall hereinafter be referred to as the

plaintiffs and the defendants.

2. The facts giving rise to the appeal are as follows –

The plaintiffs/respondent nos.1 to 3 and defendant nos.4

and 5 are the joint owners of field Survey No.52/2, which is

the subject-matter of the suit. It is the contention of the

plaintiffs that until 19/5/1980 the said land was never

partitioned amongst the plaintiffs and defendant nos.4 and 5.

It is contended that plaintiff no.1 has one-half share in the said

suit property while defendant nos.4 and 5 and plaintiff nos.2

and 3 have the other one-half share in the suit property. It is

contended that the relations between defendants nos. 4 and 5

and the plaintiffs are strained. The plaintiffs submit that

::: Downloaded on – 09/06/2013 15:52:39 :::
3

defendant no.4 without the consent of the plaintiffs and

defendant no.5 sold 2 acres 15 gunthas of land surreptitiously

to defendant nos.1 to 3 by registered sale-deed dated

11/5/1980. The plaintiffs have contended that defendant no.4

had no right to sell the said land to defendant nos.1 to 3. They,

therefore, prayed for setting aside that sale.

3. Defendant nos.1 to 3 filed their written-statement. They

admitted that they have purchased the suit property from

defendant no.4. According to them, the suit land had fallen to

the share of defendant no.4 in a partition between defendant

no.4 and Laxmibai – wife of plaintiff no.1. They submit that

since the land had fallen to the share of defendant no.4 in

partition on 21/4/1972 under a registered partition-deed,

Kesharbai was the exclusive owner and she had every right to

sell the property.

4. Defendant nos.4 and 5 did not contest the suit and did

not file any written-statement in the suit.

5. The learned Judge of the trial court found that the

plaintiffs and defendant nos. 4 and 5 were the joint owners of

the suit property. Although he found that there was partition,

::: Downloaded on – 09/06/2013 15:52:39 :::
4

he found that it was not legal as plaintiffs were excluded. It

was also held that defendant no.4 had without any right, title

or interest sold the suit property to defendant nos. 1 to 3. He

also held that defendant no.4 Kesharbai was not the sole owner

of the property by virtue of partition and holding so, he

decreed the suit.

6. Feeling aggrieved thereby, defendant nos.1 to 3 preferred

an appeal before the District Judge. The learned Joint District

Judge, who heard the appeal, also found that the suit property

was joint property of the plaintiffs and defendant nos.4 and 5

and they were in possession of the same. He found that

defendant no.4 had no authority to sell the property and there

was no partition between Laxmibai and Kesharbai. Holding

so, he confirmed the decree passed by the trial court. Hence,

this second appeal by defendant nos. 1 to 3.

7. The appeal was admitted by order dated 23/4/1998 on

the following substantial questions of law.

“In view of the finding and reasons as contained
in appellate court order regarding partition of
properties, whether declaration granted
restrictive it to defendant no.4 is justified and
raised substantial question of law ?.”

::: Downloaded on – 09/06/2013 15:52:39 :::
5

After hearing the learned counsel for the appellants and the

respondents, it was felt that it was necessary to reformulate the

question of law. This was necessary because the appeal was

preferred by the defendants/purchasers and not the plaintiffs.

The above question of law could be formulated had it been the

appeal of the plaintiffs. The questions of law, which are now

formulated, are as follows –

1. Whether the appellate court was justified in
reversing the finding of the Trial court that there
was partition amongst Laxmibai and Kesharbai ?

2. Whether therefore the appellate court could
have set aside the sale in respect of share of the
plaintiffs and defendant no.5 if there was

partition ?

8. I have heard the learned counsel for the appellants and

the respondents.

9. It would be necessary first to see what are the pleadings

of the plaintiffs. In para no.2 of the plaint, the plaintiffs

contended that they and defendant nos.4 and 5 are the joint

owners of the suit property and there was never any partition

amongst them till 19/5/1980 or even any time thereafter.

Thus, they contend that Kesharbai/defendant no.4 alone did

::: Downloaded on – 09/06/2013 15:52:39 :::
6

not have a right to sell the suit property. Defendant nos.1 to 3,

who are the purchasers, specifically in para no.19 of the

written statement plead of there being a partition between

Laxmibai and Kesharbai on 21/4/1972 and same having been

registered and suit property having fallen to share of defendant

no.4. Inspite of such allegations by defendants, plaintiffs do

not come out with a case that the said partition is void. Be that

as it may, the fact is that the plaintiffs pleaded the property to

be joint while defendant nos. 1 to 3 say that there was a

partition and the suit property fell to the share of defendant no.

4. It cannot be disputed that if there was no partition the suit

property would belong to the plaintiffs and defendant nos. 4

and 5. Therefore, it will have to be seen that if courts below

have properly appreciated the evidence and the facts.

Normally, the appellate court is not supposed to interfere with

the findings of the trial court unless it is based on no evidence

or is totally perverse. The trial judge has certainly accepted as

a fact that there was a partition on 21/4/1972 between

Laxmibai and Kesharbai yet he records a finding on issue no.2

in the affirmative.

::: Downloaded on – 09/06/2013 15:52:39 :::
7

Do the plaintiffs prove that S.No.52/2
was not partitioned amongst them and

between defendant nos.4 and 5 till
19/5/1980 or any time thereafter ?

……. ….. Yes

I quote the observations of the learned Judge on that aspect in

para no.10 of the judgment.

“From the record it appears that the partition is

effected in between Laxmibai (Plaintiff No.1-A)

and Kesrabai (defendant No.4). But the questions
arise before me whether Laxmibsai and Kesarabai

have right to partition the property during the life
time of deceased Lalchand and by keeping aside
the plaintiff no.2, 3 and defendant no.4. The

answer is certainly not, because Laxmibai has no

right to claim partition during the life time of her
husband Lalchand. Even assuming for a moment

that the partition the answer is no, because
extract of 7/12 of the year 1971-72 to 1978-79,
which are at Exhs.108 to 112, are clear that the

plaintiffs and defendant nos.4 and 5 are
cultivating the field No.52/2 jointly.”

10. From this discussion, it appears that the learned judge

accepts that there was a partition but finds that these two

ladies could not amongst themselves partition the property. He

::: Downloaded on – 09/06/2013 15:52:39 :::
8

thus finds that although there was a partition, it was not legal

as they could not exclude the plaintiff and defendant no.5.

Here, the plaintiffs do not challenge the partition between

Laxmibai and Kesharbai at all on any count including their

right to partition. When the plaintiffs do not challenge the

registered partition-deed, the learned judge could not have

decided the question if such partition was valid or not and

whether Laxmibai and Kesharbai alone had a right to partition.

11. It appears to me, however, that the trial court had rightly

found that there was a partition. The appellate court’s reasons

negating the theory do not appear to me to be convincing at all

as he has absolutely wrongly appreciated the facts and the

evidence. He forgets that civil cases are to be decided on the

basis of preponderance of the probabilities. In fact, in the

instant case, one need not to go by even preponderance of

probabilities as there is ample evidence on record to hold that

there was partition on 20/4/1972 as pleaded by defendant

nos.1 to 3.

12. The first thing that needs to be noted is that the

defendants specifically plead of partition amongst Laxmibai and

::: Downloaded on – 09/06/2013 15:52:39 :::
9

Kesharbai on 21/4/1972 by registered deed. The plaintiffs do

not traverse this specific plea on part of the defendants nor do

they say by amending the plaint that the said partition is for

certain reasons void or not binding on them. The next

important circumstance is that Kesharbai/defendant no.4, who

executed sale-deed and defendant no.5, who signs the sale-

deed as attesting witness do not appear in the court and are

ex parte. It is in this background, the facts and the evidence

ought to have been appreciated by the courts below.

13. Learned judge of the appellate court observes that though

a photocopy of the registered partition-deed was shown to the

witness of plaintiff i.e. PW 2, defendants nos.1 to 3 did not call

upon the plaintiffs to produce the original deed and since no

such attempt was made, secondary evidence was not

admissible. The observations of the learned Judge of the

appellate court that no notice to produce original was given

and therefore, no secondary evidence could be led is against

the record. In file ‘D’ of the trial court, the defendants, vide

application (Exh.61) produced the copy of notice given under

Order 12 Rule 8 of C.P.C. to the plaintiffs. The copy of the said

::: Downloaded on – 09/06/2013 15:52:39 :::
10

notice is at page No.103 in file ‘D’. By this notice, the plaintiffs

were called upon to produce the original. The original was not

produced inspite of the notice. PW 1 Parmesh was asked a

question as to whether he has produced the original deed and

he answered in the negative. He even says that he does not

know anything about the partition-deed. It is thus clear that

defendants did call upon the plaintiffs to produce the original

but the plaintiffs failed. Therefore, the defendants were

justified in showing the Photostat copy of the registered

partition to PW 2 Balmukund during his cross-examination.

PW 2 Balmukund admits in cross-examination his signature on

the said document as a attesting witness. He even proves the

signature of the executants of the said document. Thus, if the

plaintiffs feign ignorance about the partition-deed and do not

produce the original, the defendants ought to be allowed to

lead secondary evidence. From the admission of PW 2 of his

signature and proving the signature of the executants on the

partition-deed, it could be said that the partition-deed was, in

fact, proved. The learned judges of both the courts below

failed to take into consideration this material piece of evidence.

::: Downloaded on – 09/06/2013 15:52:39 :::
11

There is other evidence available even if the above one is

ignored which I say cannot be. Kesharbai/defendant no.4 had

executed a sale-deed Exh.76 in favour of Ramrao Nikam and

Namdeo Deshmukh on 4/5/1973. This sale-deed is in respect

of southern portion of survey No.78/2. In this sale-deed there

is a recital about the field having fallen to her share in the

registered partition dated 21/4/1972. Similarly, Laxmibai had

also executed a sale-deed (Exh.77) on 2/5/1973 in favour of

the above two persons. This sale-deed is of the Northern

portion of Field S.No.78/2. In this sale-deed also it is

mentioned that this northern portion had fallen to the share of

Laxmibai in the registered partition dated 21/4/1972. Thus,

both these recitals in the sale-deeds executed by Kesharbai and

Laxmibai make a reference to partition between Laxmibai and

Kesharbai. Not only there is a reference to the partition-deed

but there is a consent by the plaintiffs and defendant no.5 to

the execution of the sale-deeds. For execution of sale-deed

(Exh.76), plaintiff no.2/Parmesh, no.3 Ramesh and defendant

no.5 Mulchand – sons of Ambalal and Kesharbai have given

consent. Similarly, for execution of the sale-deed Exh.77 by

::: Downloaded on – 09/06/2013 15:52:39 :::
12

Laxmibai, her husband i.e. plaintiff no.1 Lalchand had given

consent. Both sale-deeds bear their signatures. Even the

registered partition-deed bears signature of plaintiff no.1 as

attesting witness. Inspite of the fact that Lalchand signed the

registered partition-deed, he joins the suit as a plaintiff no.1

and falsely contends that there was no partition at all.

Similarly, the other plaintiffs though signed sale-deed by way of

consent, which contains a recital of partition and Kesharbai

being full owner they have a courage to take an absolutely false

plea that there was never a partition. I may reproduce here an

important recital in Exh.76, which goes to show why the

plaintiffs and defendant no.4 Kesharbai’s son signed the sale-

deed.

            ";ka l h       la i Rrhpk     ys [ k fygq u ns . kkj jes ' k

            va c kykyth        othj       o    ijes ' oj    va c kykyth





            othj       o      eq y pa n    va c kykyth     othj]       jk-

mejkorh la i Rrhpk ys [ k fygw u ns r ks dh] rq E gh

ojhy ds ‘ kj tots va c kykyth othj fgps

toGw u ojhy ‘ks r rq E gh fodr ?ks r ys vkgs –

ojiz e k.ks jft”VÂȘ j okV.kh i=kiz e k.ks rs ‘ks r

::: Downloaded on – 09/06/2013 15:52:40 :::
13

frps p fgLL;kyk vkys y s vkgs ] vkepk R;k

‘ks r kr gDd ukgh- rqEgka l vkeps gDdkfo”k;h

la ‘ k; vkgs Eg.kw u vkEgh rq e ps [kjs n h[krkl

foukeks c nyk la e rh ns r vkgks r – vkEgh gDd

oxS j s nk[kfo.kkj ukgh- nk[kfoY;kl rks jnn~

vls d#u gh fpBB~ h lea r hlg fygq u fnyh

vkgs – ”

This goes to show that the purchaser had a doubt and was

apprehensive about exclusive title of Kesharbai and therefore,

he insisted on plaintiffs nos.2 and 3 and defendant no.5 in

joining the sale-deed as consenting party. This recital clearly

shows that the plaintiffs and defendant no.5 accepted the

partition and right of Kesharbai and gave formal consent to sell

the property. The learned Judges of the courts below have

failed to read the documents on record and ignored the best

piece of evidence available on record once again. There is thus

more than enough proof of there being a partition and

Kesharbai being full and exclusive owner of the suit property.

This was all to the knowledge of the plaintiffs and defendant

no.5.

::: Downloaded on – 09/06/2013 15:52:40 :::
14

14. All this evidence is further corroborated by certain

entries in revenue record. Exh.98 is a crop statement. It shows

that survey No.58/2 is in the name of Laxmibai and Kesharbai

in equal proportion but separate. Exh.99 and 100 are the

copies of the Ferfar register i.e. mutation register. It speaks of

separate mutation upon partition amongst them. Although the

entry is not finally certified, the fact remains that cognizance of

partition was taken and separate sub-divisions were given, as

can be seen from column no.11. Unnecessarily, more

weightage is attached to entry not being certified forgetting

that an intimation of partition was given to the revenue

authorities. In the circumstances, I find that the courts below

completely misdirected themselves and ignored the evidence

available altogether. The findings are, therefore, liable to be

set aside as being perverse. The substantial questions of law

are answered accordingly. Since I find that there was partition

between Laxmibai and Kesharbai, Kesharbai had become full

owner of the property. The plaintiffs and defendant no.5 as

well defendant no.4 were fully aware of this partition which is

a registered document. It was acted upon by the plaintiffs and

::: Downloaded on – 09/06/2013 15:52:40 :::
15

defendant No.5. They are estopped from saying that there was

no partition. Kesharbai could validly transfer the suit property

to defendant nos.1 to 3. They have become full owner of the

property. Resultantly the appeal is allowed and the judgments

and decree passed by the courts below are set aside. The suit is

dismissed. The appeal is allowed with costs throughout. I

would also saddle compensatory costs on the plaintiffs of Rs.

2000/- for having raised an absolutely plea.

JUDGE.

chute

::: Downloaded on – 09/06/2013 15:52:40 :::