High Court Kerala High Court

V.Mohanakumar vs Komalavally Amma on 31 March, 2010

Kerala High Court
V.Mohanakumar vs Komalavally Amma on 31 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 309 of 2009()


1. V.MOHANAKUMAR, AGED 54 YEARS,
                      ...  Petitioner

                        Vs



1. KOMALAVALLY AMMA, AGED 63 YEARS,
                       ...       Respondent

2. GIREESH KUMAR, AGED 40 YEARS,

                For Petitioner  :SRI.P.G.PARAMESWARA PANICKER (SR.)

                For Respondent  :SRI.N.DHARMADAN (SR.)

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :31/03/2010

 O R D E R
                  THOMAS P JOSEPH, J.

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

                       R.S.A.No.309 of 2009

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

               Dated this 31st day of March, 2010

                            JUDGMENT

The late Velayudhan Pillai retired as a High School Assistant

and breathed his last on 02-05-1997. He executed Ext.A9,

registered Will No.54/89 dated 15-06-1989 as per which his

properties were divided into four schedules and bequeathed to his

sons, appellant, Sasidharan Nair and Rajendran Nair and daughter,

respondent No.1. The D schedule in Ext.A9 which was allotted to

the appellant is described in the plaint as A and B schedules. It is

the case of appellant that since the father was old and incapable of

managing the properties, he was put in possession of plaint A and B

schedules on execution of the Will and he was managing the same.

While so, his mother died. The father started residing with

respondent No.1 and family. In the year 1992, the father became

senile and bedridden. While in that state, respondent Nos.1 and 2

(respondent No.2 is the son of respondent No.1) got executed

Exts.A1 and A2, assignment deeds in their favour concerning plaint

A and B schedules. Certain other documents also were got

executed by the father all of which according to the appellant are

vitiated by fraud, undue influence and coercion. The father who

R.S.A.No.309 OF 2009
: 2 :

was bedridden was not in sound disposing state of mind due to

senility and there was no consideration for the said assignments.

Respondent No.1 on the strength of the assignment deed in her

favour executed Ext.B2, assignment deed in favour of respondent

No.2 on 22-01-1992 concerning plaint A schedule. Appellant would

say that on account of the vitiating circumstances stated above,

assignment deeds got executed by the father in favour of

respondent No.1 and consequently, the assignment deed executed

by respondent No.1 in favour of her son, respondent No.2 are void

and have not taken effect. Appellant continued to be the absolute

owner in possession of plaint A and B schedule properties on the

strength of Ext.A9, Will, prayed for a declaration to that effect,

cancellation of Exts.A1, A2 and B2 assignment deeds and

consequential reliefs. Respondent Nos.1 and 2 resisted the suit

contending that allegations concerning vitiating circumstances are

all incorrect and that the father was hale and healthy in body and

mind at the time impugned assignment deeds were executed.

Execution of those assignment deeds amounted to revocation of

Ext.A9, Will concerning plaint A and B schedules. Appellant has no

title or possession of the said properties. They claimed to have

acquired title and possession of suit properties as per the

impugned assignment deeds. They also contended that the father

had executed other assignment/settlement deeds in respect of his

R.S.A.No.309 OF 2009
: 3 :

remaining properties. In the course of the trial alleging that

respondents trespassed into the suit properties appellant got the

plaint amended to incorporate a prayer for recovery of possession.

Respondent No.2 filed O.S.No.1367 of 2002 against the appellant

seeking decree for prohibitory injunction to protect what he

claimed, his possession of plaint A schedule. That suit was resisted

by the appellant on the very same grounds pleaded in O.S.No.1040

of 1999. Learned Munsiff tried the suits jointly, decided issue

regarding validity of the impugned assignment deeds in favour of

the respondents, held that it amounted to revocation of Ext.A9, Will

concerning suit properties and dismissed O.S.No.1040 of 1999 filed

by the appellant. A decree for prohibitory injunction was granted

in O.S.No.1367 of 2002. Appellant challenged the common

judgment and decree in A.S.Nos.198 of 2004 and 209 of 2004 but,

without success. Appellant challenged judgment and decree in

A.S.No.198 of 2004 in R.S.A.No.308 of 2009 while judgment and

decree in A.S.No.209 of 2004 are under challenge in R.S.A.No.309

of 2009. When R.S.A.No.308 of 2009 came up for hearing on

admission, this court as per judgment dated 31-03-2009 dismissed

that appeal in limine observing that contentions raised by appellant

in that appeal could be raised in the present appeal and that

dismissal of R.S.A.No.308 of 2009 will not operate as resjudicata in

this appeal. The following substantial questions of law are framed

R.S.A.No.309 OF 2009
: 4 :

in the present appeal:

(i) Having regard to the provisions contained in Section 16 of

the Indian Contract Act, are not the facts and circumstances

available on record sufficient to cast the burden of proof on

the defendants to show absence of undue influence and if

so, have they discharged that burden?

(ii)Is the finding of the courts below that execution of

documents subsequent to the Will by itself constitute

revocation of the Will sustainable in view of Section 70 of

the Indian Succession Act?

(iii)Is the finding of the courts below that the sale deeds

Exts.A1 and A2 are not vitiated by undue influence and that

they conveyed absolute title to the vendees sustainable?

2. Learned Senior Advocate appearing for respondent

raised objection regarding the substantial questions of law framed

in the case on the ground that it is on a premise that transactions

in favour of respondent Nos.1 and 2 were unconscionable and that

executant was in such a state that respondents could dominate his

will that substantial questions of law are framed. Respondents

have filed an affidavit in that line. Having regard to the

contentions raised by the appellant I do not find reason to redraft

the substantial questions of law framed though, question whether

respondents were able to dominate the will of the late Velayudhan

Pillai and the transactions are unconscionable as contended by the

R.S.A.No.309 OF 2009
: 5 :

appellant has to decided on the evidence on record before deciding

upon the question of burden of proof.

3. Ext.A9 is the registered Will dated 15-06-1989 which, I

stated bequeathed the properties belonging to the late Velayudhan

Pillai in favour of his children including appellant and respondent

No.1. It is not disputed that D schedule therein allotted to the

appellant is referred to in the plaint A and B schedules. The A

schedule in Ext.A9 was bequeathed to respondent No.1 while, B

schedule in Ext.A9 was bequeathed to Sasidharan Nair, son. C

schedule in Ext.A9 was bequeathed to another son, Rajendran Nair.

The turn of events thereafter, is as under. Velayudhan Pillai

executed Ext.B1, assignment deed dated 15-07-1992 in favour of

one Sulochana and Jaya in respect of 15 cents and covered by A

schedule item No.1 in Ext.A9 which was allotted to respondent

No.1 as per the said Will. Then came Ext.B6, settlement deed

dated 08-03-1993 executed by the said Velayudhan Pillai in favour

of Vijayakumaran Nair, another son regarding B schedule in

Ext.A9, Will. Velayudhan Pillai then executed Ext.A1, assignment

deed dated 22-06-1994 in favour of respondent No.1 regarding

plaint A schedule – 16 cents. He executed Ext.A2, assignment deed

dated 13-02-1995 in favour of respondent No.2 regarding plaint B

schedule. Respondent No.1 who claimed title and possession of

plaint A schedule as per Ext.A1 executed Ext.B2, assignment deed

R.S.A.No.309 OF 2009
: 6 :

dated 22-01-1999 in favour of respondent No.2. On 18-09-1995

Velayudhan Pillai executed Ext.B7, assignment deed in favour of

Sreekala, daughter of respondent No.1 regarding another 5 cents.

It is not disputed that properties dealt with as per Exts.A1, A2, B1,

B6 and B7 are covered by Ext.A9, Will.

4. Now challenge is to Exts.A1, A2 and B2, assignment

deeds. In paragraphs 5 to 7 of the plaint it is stated that

Velayudhan Pillai was sick and old and became senile in the year

1992 itself and since then he was bedridden in the house of

respondent No.1. Paragraph 6 of the plaint refers to the impugned

assignment deeds and in paragraph 7 it is stated that the said sale

deeds were got executed by respondent Nos.1 and 2 by exerting

undue influence and coercion and playing fraud on the said

Velayudhan Pillai who was aged and who had lost his senses

completely and was bedridden with various illness. It is also

averred that the said deeds were got executed without any

consideration. Learned Senior Advocate appearing for appellant

contends that in all the assignment deeds the same set of attesting

witnesses figure and all the assignment deeds referred to the sale

consideration being received by the late Velayudhan Pillai either

for discharging his liabilities or to meet his livelihood. Learned

Senior Advocate contends that there is no evidence to show that

the late Velayudhan Pillai was indebted in such a way that he had

R.S.A.No.309 OF 2009
: 7 :

to sell the properties and discharge the liability. Velayudhan Pillai

was a retired HSA and must have been drawing monthly pension

and hence it was not necessary for him to have sold away his

properties already bequeathed in favour of his children as per

Ext.A9 and raise money for livelihood. So far as Ext.B1,

assignment deed dated 15-07-1992 in favour of Sulochana and Jaya

(who are strangers to the late Velayudhan Pillai) is concerned

circumstances show that the said assignment was taken for the

benefit of respondent No.1 herself in that, respondent No.1 figured

as an attesting witness in Ext.B1. Learned Senior Advocate has

drawn my attention to the decisions in Lakshmi Amma and

Another Vs. Talengala Narayana Bhatta and Another (AIR

1970 SC 1367), M.Kunka Kurup and Another Vs.

Lakshmikutty Amma and Ors. (1984 KLJ 786) and Gomathi

Amma and Ors. Vs. C.V.Krishnan Nair and Another (1985(1)

ILR 478).

5. Per contra it is contended by learned Senior Advocate

appearing for respondents that there is neither sufficient plea nor

evidence of any fraud or undue influence, not to say about alleged

coercion in the matter of execution of impugned assignment deeds.

Learned Senior Advocate points out that when a party relies on

fraud, undue influence , coercion etc, Order 6 Rule 4 of the Code of

Civil Procedure (for short, “the Code”) mandates him to state

R.S.A.No.309 OF 2009
: 8 :

particulars of such fraud, undue influence, coercion etc which is

absent in this case. What is stated in paragraph 5 and 7 of the

plaint is only that the late Velayudhan Pillai was senile since 1992

onwards and that assignment deeds were executed without

consideration. Learned Senior Advocate points out that evidence

on record shows that late Velayudhan Pillai was in sound disposing

state of mind at the time of execution of the impugned documents

which were registered at the office of the Sub Registrar concerned.

It is also contended by learned Senior Advocate that trial and

appellate courts have referred to the evidence at depth and come

to the conclusion that on facts, evidence and circumstances plea of

fraud, undue influence and coercion cannot be sustained. Hence

no substantial question of law is involved in that regard. Reliance

is placed on the decision in Satgur Prasad Vs. Har Narain (AIR

1932 PC 89). It is further contended that the decision in

Lakshmi Amma and Another Vs. Talengala Narayana Bhatta

and Another (supra) has no application to the facts of this case

where none of the circumstance as in the reported case is proved

to exist. Learned Senior Advocate has placed reliance on the

decisions in Subhas Chandra Das Mushib Vs. Ganga Prosad

Das Mushib and Ors. (AIR 1967 SC 878).

6. Two grounds upon which Exts.A1 and A2 are

challenged are fraud and undue influence. Sir. Frederick Pollock in

R.S.A.No.309 OF 2009
: 9 :

“The Law of Fraud, Misrepresentation and Mistake in British India”

states at page 17.

“Fraud may be described, for most usual

purposes, as the procuring of advantage to oneself, or

furthering some purpose of one’s own, by causing a

person with whom one deals to act upon a false belief”.

Pollock would say that the above is not a definition and that there

may be ‘fraud’ without any seeking of personal advantage.

According to Fawcett, J (Raneegunge Coal Association Vs. Tata

Iron and Steel Co. Ltd – AIR 1929 Bombay 119) a necessary

element in ordinary fraud is deception or deceit and getting

somebody to believe something that is not really correct. In

Tomlin’s Law Dictionary, ‘fraud’ is defined as deceit in grants and

conveyances of lands, and bargaining and sales of goods, etc., to

the damage of another person which may be either by suppression

of the truth, or suggestion of a falsehood. “Fraud” means and

includes any of the following acts committed by a party to a

contract, or within his connivance, or by his agent, with intent to

deceit another party thereto or his agent, or to induce him to enter

into the contract:

(i) the suggestion, as to a fact, of that which is not

true by one who does not believe it to be true;

(ii)the active concealment of a fact by one having

R.S.A.No.309 OF 2009
: 10 :

knowledge or belief of the fact;

(iii)a promise made without any intention of

performing it;

(iv)any such act or omission as the law specifically

declares to be fraudulent.

(See P. Ramanatha Iyer, The Law Lexicon, Second

Edition, Page 757)

7. Coming back to the facts of this case, I do not find,

apart that there is no particulars of the alleged fraud pleaded in the

plaint, any evidence of fraud in respondent Nos.1 and 2 getting

Exts.A1 and A2 executed by the late Velayudhan Pillai. On the

other hand evidence on record would show that the said documents

were executed by him and presented for registration before the

Sub Registrar. It is not the case of appellant that said Velayudhan

Pillai was illiterate or was blind at the time the documents were

executed. On the other hand, he is a retired HSA. In such a

situation one could not raise a plea of non est factum. Courts

below on evidence has found against the plea of fraud and that

involves no substantial question of law.

8. Then the question is whether finding of the courts

below regarding undue influence is legally correct. The court of

appeal in Bank of Credit and Commerce International SA Vs.

Aboody (1992 (4) All.E.R.955) classifies the different modes of

R.S.A.No.309 OF 2009
: 11 :

undue influence. Class 1 is actual undue influence. In these

cases it is necessary for the claimant to prove affirmatively that the

wrongdoer exerted undue influence on the complainant to enter

into the particular transaction which is impugned. Class 2 relates

to presumed undue influence where the complainant need only to

show, in the first instance, that was a relationship of trust and

confidence between the complainant and the wrongdoer of such a

nature that it is fair to presume that the wrongdoer abused that

relationship in procuring the complainant to enter into the

impugned transaction. Class 2A deals with certain relationships

(for example, solicitor and client, medical advisor and patient)

which as a matter of law raise the presumption that undue

influence has been exercised. Class 2B relates to cases where

there is no relationship in as in Class 2A but the complainant

proves the de factor existence of a relationship under which the

complainant generally reposed trust and confidence in the

wrongdoer. In this case, there is no relationship as in Class 2A so

that any presumption of undue influence could be raised. Here is

a case where respondent No.1, daughter is said to have exerted

undue influence on the father in getting Exts.A1 and A2 executed.

It is for the appellant to prove that respondent No.1 was able to

and did actually dominate the will of her father. Section 16(1) of

the Indian Contract Act (for short, “the Act”) states that a contract

R.S.A.No.309 OF 2009
: 12 :

is said to be induced by “undue influence” where the relations

subsisting between the parties are such that one of the parties is in

a relation to dominate the will of the other and uses that position to

obtain an unfair advantage over the other. Subsection (3) says that

when a person who is in a position to dominate the will of another

enters into a contract with him and the transaction appears on the

face of it or on the evidence adduced, to be unconscionable then

the burden of proving that such contract was not induced by undue

influence shall lie upon the person who is in a position to dominate

the will of another. To be precise, for subsection (3) of section 16

of the Act to apply certain circumstances are to be proved by the

person alleging undue influence viz; the person who derived the

benefit was in a position to dominate the will of the executant, who

entered into contract with the person who thus dominated the will

and, on the face of the record or, from the evidence it appeared

that the transaction was unconscionable. That is what the

Supreme Court has dealt in Subhas Chandra Das Mushib Vs.

Ganga Prosad Das Mushib and Ors. (supra). There, in

paragraph 4 the requirements to raise the initial presumption of

subsection (3) of section 16 of the Act is stated. If the transaction

appeared to be unconscionable then the burden of proving that the

contract was not induced by undue influence was on the person

who was in a position to dominate the will of another. In

R.S.A.No.309 OF 2009
: 13 :

paragraph 10, it is stated that before the court is called upon to

examine whether undue influence was exercised or not, it must

scrutinise the pleadings to find out that such a case has been made

out and that full particulars of undue influence have been given as

required under Order 6 Rule 4 of the Code. In paragraph 25, it is

stated that the mere fact that executant of the document was old or

sick by itself is not sufficient to draw any initial inference throwing

the onus to the person in whose favour the transaction is entered

into to prove that the transaction is not unconscionable. In

Lakshmi Amma and Another Vs. Talengala Narayana Bhatta

and Another(supra) the person who entered into transaction was

in a state of senility suffering from diabetics and other ailments and

the circumstances unclingingly revealed that the transaction was

unconscionable in that not even a life interest was provided for the

wife of the executant. It also came out that the executant was in

such a position that he was not able to move out from the nursing

home where he was undergoing treatment at the relevant time so

that the Sub Registrar has been summoned to that place and the

document got executed. There was a definite finding that mental

faculty of the executant was affected. No draft was prepared with

the approval or under the directions of executant nor had he given

any instructions for preparing the document. On those facts and

evidence subsection 3 of section 16 of the Act was applied. That

R.S.A.No.309 OF 2009
: 14 :

decision can only be taken as one on the factual situation emerging

in that case. Now, I shall refer to the evidence on record to

appreciate the argument that the finding of the courts below

regarding undue influence is unsustainable. Ext.B7 which is the

last documents executed by the late Velayudhan Pillai would show

that he was aged 89 years at the time that document was executed

on 18-09-1995. Ext.A1 is executed on 22-06-1994 while Ext.A2 is

executed on 13-02-1995. In Exts.A1 and A2 it is specifically stated

by the executant (the late Velayudhan Pillai) that he has received

sale consideration stated therein, according to him for the

discharge of his liabilities or, to make up for his livelihood. There

is no evidence to show that consideration has not passed

notwithstanding the recital in Exts.A1 and A2. On the face of

recitals in Exts.A1 and A2 burden was heavy on the appellant to

show that no such consideration has passed. No reliable evidence

is produced. So far as Exts.B1, B6 and B7 are concerned, it is seen

that Ext.B6 is executed in favour of Vijayakumaran Nair, son of the

late Velayudhan Pillai and Ext.B7 is in favour of Sreekala, daughter

of respondent No.1 and as the evidence goes, that document was

executed on the eve of her marriage with DW3. Ext.B1 is in favour

of two strangers. Though, appellant has a contention that Ext.B1

transaction was intended to benefit respondent No.1 there is

absolutely no evidence in that line. Merely because respondent

R.S.A.No.309 OF 2009
: 15 :

No.1 is an attestor in Ext.B1, no such inference is possible. Ext.B1

and B7 also say that sale consideration has passed in favour of the

executant, the late Velayudhan Pillai. Nor can undue influence be

inferred from the fact that attesting witnesses in the other

documents are the same. No finding against validitly of Exts.B1,

B6 and B7 is also possible as the beneficiaries under those

documents are not parties in the case. Appellant could not succeed

in proving that the late Velayudhan Pillai was not having sound

disposing mind at the time of Exts.A1 and A2. Appellant relies on

Exts.A5 to A8. These documents only revealed that the late

Velayudhan Pillai was hospitalised on four occasions during 1991-

92 either for diabetic ulcer or for diabetic cellular. It is not shown

that the said illness affected his mental faculty in any manner

whatsoever. There is no evidence to show that after 1992

Velayudhan Pillai had undergone any such treatment or that there

was anything bad with his disposing state of mind. There is the

evidence of DW2, brother of respondent No.1 in whose favour

Ext.B6, settlement deed was executed. He stood by Ext.B6

(though, he is also is a legatee under Ext.A9, Will) and stated that

the father (Velayudhan Pillai) was hale and healthy at the time of

Ext.B6 dated 08-03-1993. DW3, husband of Sreekala (assignee

under Ext.B7) and son-in-law of respondent No.1 stated that the

late Velayudhan Pillai had attended his marriage. This is further

R.S.A.No.309 OF 2009
: 16 :

proved by DW4, a photographer who claimed to have taken

photographs on the occasion. DW5 is the postman of Thirumala

post office and stated that he used to deliver pension to the late

Velayudhan Pillai until his death and on some occasions the late

Velayudhan Pillai even came to the post office and collected

pension. Thus evidence on record is in favour of the sound

disposing state of mind of the late Velayudhan Pillai during the

time the impugned documents (Exts.A1 and A2) were executed and

registered. It is relevant to note that the legatees of the property

(as per Ext.A9, Will) covered by Exts.B1 and B7 have not

challenged those documents. It is in these circumstances that

courts below came to the conclusion that allegation of undue

influence is also not established. There is no evidence to show,

except that the Velayudhan Pillai was aged about 89 years at the

time of Exts.A1 and A2 and was staying with his daughter,

respondent No.1 that the latter was in a position to dominate the

will of the former. Nor do circumstance reveal that Exts.A1 and A2

are unconscionable in nature so that onus of proving absence of

undue influence shifted to the respondents. The burden lay with

the appellant and he was not successful in discharging that burden.

Hence the question of application of Section 16(3) of the Act does

not arise. It is not disputed before me that execution of Exts.A1

and A2 amounted to revocation of Ext.A9, Will to the extent it

R.S.A.No.309 OF 2009
: 17 :

concerned the suit properties. The substantial question of law

framed are answered accordingly. The result is that appeal has to

fail.

Resultantly the second appeal fails and it is accordingly

dismissed. No cost.

(THOMAS P JOSEPH, JUDGE)

Sbna/-