Bombay High Court High Court

Tikaram Ragho Choudhary vs Shaikh Gaffar Shaikh Bismillah on 11 November, 2008

Bombay High Court
Tikaram Ragho Choudhary vs Shaikh Gaffar Shaikh Bismillah on 11 November, 2008
Bench: V.R. Kingaonkar
                             (1)




             IN THE HIGH COURT OF JUDICATURE OF BOMBAY

                       BENCH AT AURANGABAD




                                                               
                  SECOND APPEAL NO. 156 OF 1991




                                       
     1.      Tikaram Ragho Choudhary
             Since deceased by his Heirs -
     1A      Sumanbai Pralhad Firke
             At & post Navi, Taluka
             Yawal, Dist. Jalgaon.




                                      
     1B.     Mrs. Vijaya Sudhakar Narkhede,
             R/o Navi, Taluka Yawal,
             District Jalgaon.
     2.      Popat Narso Choudhary,
             R/o Savda, Taluka Raver,
             District Jalgaon.




                             
     3.      Kusumbai w/o Namdeo Choudhary
     4.      Mohan Yadav Choudhary
     5.
     6.
     7.
                  
             Krishna Keshav Choudhary
             Ravindra Keshav Choudhary
             Watcchalabai Keshav Choudhary
             Nos. 3 to 7 residents of
                 
             Savda, Taluka Raver,
             District Jalgaon.
     8.      Tukaram Bhikaji Patil
             Since deceased by his Heirs
     8A.     Sudhakar Tukaram Patil
     8B.     Hemantkumar Sudhakar Patil
      


     8C.     Arunabai Sudhakar Patil
     8D.     Kasibai Tukaram Patil
   



     9.      Sudhakar Tukaram Patil
     10.     Hemantkumar Sudhakar Patil
     11.     Arunabai Sudhakar Patil
     12.     Kasibai Tukaram Patil
     13.     Govinda Ananda Mahajan





             Nos. 8 to 13 residing at
             Big Waghode, Taluka Raver,
             District Jalgaon.                        APPELLANTS

             VERSUS

     1.     Shaikh Gaffar Shaikh Bismillah,





            R/o Municipal House No. 25,
            Bhavani Peth, Jalgaon, Dist.
            Jalgaon.
     2.     Sugrabi w/o Shaikh Bismillah,
            R/o 68, Bhavani Peth, Jalgaon,
            District Jalgaon.                      RESPONDENTS

             .....
     Mr. V.J. Dixit, Senior Advocate for the appellants.




                                       ::: Downloaded on - 09/06/2013 14:03:21 :::
                                             (2)

     None for both respondents.
             .....

                                             [CORAM: V.R. KINGAONKAR, J.]

           DATE OF JUDGEMENT RESERVED   : 24th October, 2008
           DATE OF JUDGEMENT PRONOUNCED : 11th November, 2088




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




                                                          
     JUDGEMENT :

1. Challenge in this appeal is to judgement

rendered by learned Additional District Judge,

Jalgaon, in an appeal (R.C.A. No. 119/1983) whereby

and whereunder judgement and decree of Trial Court in

Spl. Civil Suit No. 28/1977 came to be reversed.




     2.         Original
                            ig     defendants           No.     2     to       14         are
                          
     appellants        herein.          Respondent No.         1 - Shaikh Gaffar

     is     original plaintiff and respondent No.                        2 - Sugrabi

     is     original        defendant No.         2.     Respondent No.               1    -
      


     Shaikh     Gaffar is son of respondent No.                       2 -      Sugrabi.
   



     He     filed suit (Spl.              C.S.    No.    28/1977) for           setting

     aside     alienation made by her and for his 7/8th                              share

by way of partition and separate possession in respect

of the suit fields.

3. Briefly stated, case of the respondent No. 1

(plaintiff) before the Trial Court was that he and

respondent No. 2 had filed a partition suit bearing

Spl. C.S. No. 3/1956 against his uncles, etc. That

suit ended in a compromise decree passed on 30th

November 1956. By virtue of such compromise decree,

::: Downloaded on – 09/06/2013 14:03:21 :::
(3)

the suit properties were allotted to him as shown in

the schedule appended with the plaint. They comprised

of agricultural fields bearing Survey No. 353

admeasuring 1 acre 29 gunthas, situated at village

Savda, Taluka Raver and fields bearing Survey No.

91/2, admeasuring 0 acre 29 gunthas and Survey No.

91/4, admeasuring 3 acres 4 gunthas, situated at

village Waghode, Taluka Raver. He was minor, aged

about 2 years, at the relevant time. The respondent

No. 2 – Sugrabi filed an application (Misc. Appln.


     No.          86/1956)        in    the     District      Court         for      her




                                             
     appointment          as     his guardian under provisions of                    the

     Guardians        and
                            ig  Wards Act, 1890.        The Court           appointed

     her     as     his guardian as per order dated                   27th        April,
                          
     1957,        under section 7 of the Guardians and Wards Act,

     1890.         She     was in possession of the suit                 properties

     after        the partition decree for and on behalf of                         both
      


     of     them.         She    alienated the field Survey                 No.      353
   



situated at village Savda by virtue of sale-deed dated

14th February 1961 in favour of original defendants

No. 2 and 3. They subsequently got the said field

partitioned. She also alienated the fields Survey No.

91/2 and Survey No. 91/4 to original defendant No.

9, which lateron changed hands and came to the shares

of original defendant No. 10 Sudhakar. He

transferred the same in favour of defendant No. 11

Hemantkumar during implementation of the Consolidation

Scheme.

::: Downloaded on – 09/06/2013 14:03:21 :::
(4)

4. The respondent No. 1 – plaintiff asserted

that the transactions were not binding on him. He

demanded partition of his share. The defendants did

not accede to his demand and, therefore, he sued them

for partition and separate possession alongwith

declaration that the sale-deeds executed by the

respondent No. 2 – original defendant No. 1 were not

binding on him. He also claimed mesne profits.

5. The respondent No. 2 (original defendant No.

1) filed consent written statement (Exh-72).

6. The appellants resisted the suit. It was

their contention that the suit fields were in

exclusive possession of defendant No. 1- Sugrabi who

represented to them that she was competent to alienate

the same. They were unaware of the fact that she was

appointed as guardian of the plaintiff. They asserted

that the suit was barred by limitation. They further

asserted that the suit fields were alienated by

defendant No. 1 Sugrabi for the welfare and benefit

of her minor son – respondent No. 1 – Shaikh Gaffar.

They further asserted that she purchased a house

property bearing M.C. No. 68 at Jalgaon by utilizing

the consideration amount in respect of the sale

transactions. They asserted further that they are the

bonafide purchasers for valuable consideration and

::: Downloaded on – 09/06/2013 14:03:21 :::
(5)

deserved legal protection. They also contended that

they have become owners by adverse possession.

Consequently, they sought dismissal of the suit.

7. The parties went to trial over issues struck

below Exhibit-73 by the learned Civil Judge. They

adduced oral and documentary evidence in support of

the rival contentions. The suit was dismissed by the

Trial Court. The Trial Court held that the suit was

barred by limitation. The Trial Court held that the

appellants were bonafide purchasers for valuable

consideration and deserved legal protection. The

first Appellate
ig Court reversed such findings. The

first Appellate Court came to conclusion that the suit

was not barred by limitation. The first Appellate

Court held that the defendants could not acquire

ownership by virtue of adverse possession, nor they

were bonafide purchasers. Hence, the appeal was

allowed and the suit came to be decreed.

8. This second appeal was admitted on a single

substantial question of law, which the then Hon’ble

Judge referred to as ground No. 2 in the appeal memo.

Instead of reproducing the said ground, I deem it

proper to redraft the substantial question of law as

follows :

“Whether, in the facts and circumstances of

::: Downloaded on – 09/06/2013 14:03:21 :::
(6)

the present case, respondent No. 2 Sugrabi

(original defendant No. 1) was competent to

transfer the suit properties without prior

permission of the Court under provisions of

the Guardians and Wards Act, 1890 and that due

to her omission to alienate the suit

properties without such permission, the

transactions became voidable at instance of

respondent No. 1 Shaikh Gaffar (plaintiff) ?”

9. Mr. V.J. Dixit, learned Senior Counsel,

would submit that the appellants were bonafide

purchasers

for valuable consideration and should have

been protected by the Court. He would submit that the

transactions of sale were entered into by respondent

No. 2- Sugrabi for welfare of the minor and, hence,

could have been saved by the first Appellate Court.

He would point out that a house property was purchased

by her by utilizing the consideration amount received

from the purchasers of the suit property.

10. On perusal of the impugned judgement, it is

amply clear that the question of limitation is

properly addressed by the first Appellate Court. The

respondent No. 1 – Shaikh Gaffar was minor at time of

both the sale transactions. He was born on 17th July,

1954. He was aged 21 years at the time of filing of

suit. He became major on 17th July, 1975. The suit

::: Downloaded on – 09/06/2013 14:03:22 :::
(7)

was instituted on 27th January, 1977. Obviously, it

was filed within period of three (3) years after he

attained majority. The first Appellate Court

considered legal provisions contained in Article 8 of

the Indian Limitation Act in this behalf. The finding

of the Trial Court that the suit was barred by

limitation is totally incorrect and has been rightly

reversed by the first Appellate Court.

11. The only significant question to be determined

is whether the respondent No. 2 Sugrabi was legally

competent to alienate the suit properties during

minority

of the respondent No. 1 (plaintiff). There

is no dispute about the fact that he was appointed as

his guardian under provisions of the Guardians and

Wards Act. In case of a minor governed by Mahomedan

Law, the guardians of the property of a minor can be

only persons from following categories.

     (i)          the father;





     (ii)         the executor appointed by the father's will;



     (iii)        the father's father;





     (iv)         the executor appointed by the will of

                  father's father.




                                                        ::: Downloaded on - 09/06/2013 14:03:22 :::
                                               (8)

     The     mother,        brother       or uncle, etc.           cannot          act     as

     legal     guardian          of a minor.           The mother may be             a     de

     facto     guardian          but would never be regarded as                      a     de

     jure     guardian        in respect of property of                   the       minor.




                                                                                    
     The     power     of        a    guardian appointed by              a    Court        to




                                                           
     dispose     of movable property is limited to the                              extent

     of     movable        properties.              That too, it       shall        be     so

disposed of carefully as a prudent man deal with it if

it were his own. This legal position is quite clear

in view of section 27 of the Guardian and Wards Act,

1890. Article 364 of the Mahomedan Law (by Mulla),

(19th Edition by M. Hidayatullah and Arshad

Hidayatullah)

would make it manifest that a de facto

guardian under Article 361 has no power to transfer

any right or interest in the immovable property of the

minor. Such a transfer would not be merely voidable,

but would be void. A mother is only a de facto

guardian and a bare custodian of property of minor

son. She does not possess power to sell, mortgage, or

otherwise deal with immovable property belonging to

the minor. She has no larger powers to deal with her

minor child’s property than a stranger or non-relative

who happens to have charge of the minor for time

being.

12. The principles of Mahomedan Law stated in the

treatise by Syed Ameer Ali (Vol. II, 5th Edition) at

pages 548 and 549 deal with the topic. It is well

::: Downloaded on – 09/06/2013 14:03:22 :::
(9)

settled that the mother has no right, whatsoever, to

alienate the property of the minor. There is no

representation of estate in such a case. For, no

sooner deceased father of the respondent No. 1

(plaintiff) died, the shares of his only son and the

widow have been crystalized. They would inherit his

property as per their shares as tenants-in-common.

The separation of their shares by way of mutual

partition remains only to be done by way of subsequent

act of partition as a formality or matter of their

mutual understanding, as the case may be. They do not

inherit jointly. In other words, the mother cannot

represent the share of her minor son. She cannot bind

him by acts of her alienation. There is no question

of existence of legal necessity in such case of

alienation likewise a concept available under the

Hindu Law. It is obvious that respondent No. 1

(plaintiff) could have avoided sale transactions

entered into by the respondent No. 2 within period of

three (3) years after attaining majority. His suit

ought to have been decreed by the Trial Court in view

of the settled legal position. The first Appellate

Court was right while granting the decree of partition

and separate possession. The defence of bonafide

purchase is not available in such a case. For, the

purchasers were quite aware that the respondent No. 1

was minor. For, the sale deed dated 11th November,

1961 (Exh-158) clearly shows that minority of the

::: Downloaded on – 09/06/2013 14:03:22 :::
(10)

respondent No. 1 was within knowledge of the

purchaser. So also, all the revenue entries as shown

in the revenue record go to show that she was

appointed as guardian of respondent No. 1 Shaikh

Gaffar. The evidence of the appellant do not show

that they made necessary inquiry as regards her

competency to alienate the suit fields. They did not

obtain legal advice before effecting purchases of the

properties of the minor. No inquiry was made as to

whether the respondent No. 2 Sugrabi had obtained

sale permission from the Court. Considering these

legal aspects, the impugned judgement is quite legal

and proper.

                             
                            
     13.          In     the       result, the appeal is without                      merits

     and as such, is dismissed.                   No costs.
      
   



                                                        [ V.R. KINGAONKAR ]
                                                              JUDGE





     NPJ/SA156-91





                                                              ::: Downloaded on - 09/06/2013 14:03:22 :::