High Court Kerala High Court

V.D.Sreemathiyamma vs V.D.Radhamma6 on 12 October, 2010

Kerala High Court
V.D.Sreemathiyamma vs V.D.Radhamma6 on 12 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 631 of 1999(A)



1. V.D.SREEMATHIYAMMA
                      ...  Petitioner

                        Vs

1. V.D.RADHAMMA6
                       ...       Respondent

                For Petitioner  :I.SHEELA DEVI

                For Respondent  :SRI.M.NARENDRA KUMAR

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :12/10/2010

 O R D E R
                 S.S.SATHEESACHANDRAN, J.
           --------------------------------------------------
                       S.A.No.631 of 1999
            -------------------------------------------------
           Dated this the 12th day of October, 2010

                           JUDGMENT

Defendants 2 to 4 in O.S.No.332/1987 on the file

of the Additional Munsiff’s Court, Kottayam are the

appellants.

2. The above suit was filed by the 1st respondent

as plaintiff for a declaration of title and recovery of

possession. The 4th defendant in the suit is the 2nd

respondent in the appeal. Subject matter involved in the

suit was 3.24 cents of land comprising a building.

Admittedly, the suit property originally was under the

occupation of one Itty Devadas. Both the plaintiff and also

the defendant claimed right over the suit property as the

legal heirs of Itty Devadas. Whereas the 1st

respondent/plaintiff contended that she is the daughter and

sole legal heir of Itty Devadas, born out of the wedlock with

Kutty @ Kurumba, defendants 1 to 3 contended that the 1st

defendant was the wife of Itty Devadas and defendants 2

S.A.No.631 of 1999

:: 2 ::

and 3 are the children of 1st defendant and Itty Devadas.

Admittedly, 4th defendant was a foster child of Itty Devadas,

and he is the son of his younger brother. Plaintiff laid the

suit for declaration of title over the suit property and

sought for its recovery contending that the 1st defendant

was only a concubine of late Itty Devadas and defendants 2

and 3 are not the children of Itty Devadas, and the 4th

defendant has no right over the suit property. After the

death of Itty Devadas, the owner of the suit property had

executed a sale deed (A1) in favour of the plaintiff and also

defendants 1 to 4 transferring title and possession jointly in

their favour. The right conveyed under that sale deed

would enure only to the legal heir of Itty Devadas, the

plaintiff, was her case for seeking the declaration over the

property, as indicated above. The 4th defendant remained

ex parte. The other defendants, the present appellants,

filed a joint written statement, in which they claimed

absolute right over the suit property and set up a

claim of kudikidappu as well, contending that the 1st

S.A.No.631 of 1999

:: 3 ::

defendant has obtained such right over the building and

premises scheduled in the plaint. A1 sale deed was

repudiated by these defendants contending it was executed

collusively by the previous owner with plaintiff. The claim

of kudikidappu raised by 1st defendant was referred to the

Land Tribunal, which, after enquiry, entered a finding that

the 1st defendant does not have any independent

kudikidappu right over the plaint schedule property.

Though both parties have repudiated A1 sale deed, the trial

court found that the rights of parties are crystallised under

A1 sale deed and none of them is competent to repudiate

the transfer effected under that deed. In that view of the

matter, the trial court granted a declaration to the effect

that the plaintiff has 1/5th right over the suit property. After

passing a declaratory decree, as indicated above, that court

directed the plaintiff to file a fresh suit for partition to have

separate possession for 1/5th share over the suit property.

The decree so granted by the trial court was challenged by

the plaintiff reiterating the contentions set up in her suit to

S.A.No.631 of 1999

:: 4 ::

claim exclusive title and possession over the suit property.

The appellate court, re-appreciating the materials,

examined the disputed questions involved with reference to

the legitimacy of the marriage of the 1st defendant with Itty

Devadas and ultimately arrived at the conclusion that there

was no valid marriage between them and as such, 1st

defendant and her children are not entitled to have any

share in the suit property. Placing reliance on the decision

reported in Kallyani Amma v. Devi {1989 (2) KLT 80},

which has been since reversed, it was held that defendants

2 and 3 are not entitled to the benefit of Section 16 of the

Hindu Marriage Act to claim any right over the property as

the illegitimate children of Itty Devadas. In that view of the

matter, modifying the decree of the trial court, a decree

was granted in favour of the plaintiff by the lower appellate

court as applied for in her suit. Defendants 2 and 3 have

challenged that decree by preferring this appeal.

3. I heard the counsel on both sides. Having

regard to the submissions made and also perusing the

S.A.No.631 of 1999

:: 5 ::

judgments rendered by both the courts with reference to

the materials tendered, I find, the question whether the 1st

defendant was the legally wedded wife of Itty Devadas and

her children defendants 2 and 3 are the legitimate or

illegitimate children of Itty Devadas has no significance, in

the given facts of the case, where title over the property by

virtue of A1 sale deed executed by the previous Jenmi

vested on both parties jointly. Though the plaintiff and also

defendants 1 to 3 have challenged the validity of A1 sale

deed, the former contending that it has no legal sanctity

and defendants 1 to 4 are not the legal heirs of Itty

Devadas and the latter impeaching that deed as a collusive

and fraudulent transaction at the instance of the plaintiff

with the prior owner, as rightly and correctly found by the

trial court, A1 registered sale deed, in the absence of a

challenge and further a declaration for setting aside or

cancelling such document, can never be ignored or be

treated as nullified on the rival case presented by the

partiies. Though the plaintiff has impeached A1 sale deed

S.A.No.631 of 1999

:: 6 ::

contending that she alone is the legal heir of Itty Devadas

entitled to the suit property, it has to be noted that in the

suit she has not moved for cancelling that sale deed. In the

absence of a specific prayer for cancellation of that

document, and further establishing that case, merely by

alleging that the document executed by the Jenmi in favour

of the plaintiff and defendants has no value or legal

sanctity, the case canvassed by the plaintiff can never be

entertained. In Prem Singh and others v. Birbal and

others {2006(5) SCC 353}, the Apex Court has

considered the difference between a fraudulent

misrepresentation as regards the character of a document

and also as to its contents. In the case of

misrepresentation, as regards the contents of a document,

it has been held that the document is only voidable. But in

the case of misrepresentation, as regards the character,

the document is void. As the plaintiff has impeached A1

sale deed with reference to the fraudulent nature of the

contents of the document, but not of its character, it was

S.A.No.631 of 1999

:: 7 ::

only voidable, even assuming that the plaintiff’s case is

true, by seeking its cancellation. That having not been

done and the document A1 sale deed which, at the most,

was voidable remains unimpeached, it follows that it is

binding on the plaintiff. Such being the position, the

finding entered by the trial court acting upon A1 sale deed,

though not on the above reasoning, that the plaintiff is

entitled to 1/5th share in the suit property and not to

exclusive title and possession, is unimpeachable. The trial

court, after granting such a decree has directed the

plaintiff to work out her remedy to have separate

possession filing a suit for partition. Even in a declaratory

suit if it is so found, it is competent for the court to pass a

preliminary decree for partition subject to further

directions as may be required including remittance of court

fee, if any, needed with respect to the valuation of the suit.

It would be pointless to drive either party to a fresh suit for

partition, where a preliminary decree for partition in terms

of the declaration of right found can be granted in the

S.A.No.631 of 1999

:: 8 ::

present suit (see Vadekannu v. Kuttathi and others

{1960 (II) K.L.R. 258}. A fresh suit, for partition, no

doubt would take its own time, for passing an effective

decree. So much so, the decree granted by the trial court

shall stand modified to the effect that it shall be treated as

a preliminary decree allowing the plaintiff to have 1/5th

share in the suit property, with liberty to work out the

actual division and separate possession in the final decree

proceedings. It is also open to the defendants, if so

interested, to move for passing of another preliminary

decree for allotment of their share, remitting the court fee

payable thereof.

Appeal is disposed of as indicated above,

directing both sides to suffer their costs.

Sd/-

(S.S.SATHEESACHANDRAN)
JUDGE
sk/-

//true copy//