High Court Kerala High Court

Valsan vs Krishnan on 5 February, 2009

Kerala High Court
Valsan vs Krishnan on 5 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 102 of 1996(A)



1. VALSAN
                      ...  Petitioner

                        Vs

1. KRISHNAN
                       ...       Respondent

                For Petitioner  :SRI.M.C.SEN (SR.)

                For Respondent  :SRI.P.N.KRISHNANKUTTY ACHAN(SR.)

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :05/02/2009

 O R D E R
                       M.N. KRISHNAN, J.
                = = = = = = = = = = = = = = =
                 A.S. NOs. 102 & 107       OF 1996
                = = = = = = = = = = = = = = =
         Dated this the 5th day of February, 2009.

                         J U D G M E N T

Both these appeals are preferred against the judgment

and decree in O.S.371/90 of the Subordinate Judge,

Kozhikode. These appeals had arisen out of the case for

partition where the plaintiff contends that the first plaintiff is

the son of one Damodaran and the 2nd plaintiff is the son of

the first plaintiff and that the first plaintiff had been born in

the wedlock of Damodaran and Chiruthakutty and that the

property belongs is in ancestral nature to the joint family of

the plaintiffs and defendants and therefore prays for division

of the property into two equal shares and to allot one such

share. The first defendant died during the pendency of the

suit and defendants 2 to 5 are his legal representatives. The

2nd defendant being a member of the co-parcenery had been

impleaded as the 2nd defendant even at the inception of the

suit. They have contended for the position that the first

A.S. NO. 102 & 107 OF 1996
-2-

plaintiff is not the son of Damodaran and Damodaran had

never married Chiruthakutty and therefore the plaintiffs are

not entitled to any right over the property and the suit is liable

to be dismissed.

2. Various issues were raised before the trial Court.

PWs.1 and 2 and DWs.1 to 3 were examined and Exts.A1 to

A25, B1 and B2 were marked and on an analysis of the

evidence the trial court granted a decree in favour of the

plaintiff for partition of the property into two halves and to

allot one such half to the plaintiffs. It is against that decision

both these appeals are preferred, one by defendants 3 to 5

and the other by 2nd defendant. This matter was disposed of

by this Court by judgment dated 18.12.03. This Court on a

consideration of the materials found that an opportunity has to

be given to the parties to amend the pleadings and also

adduce additional evidence in the matter in order to prove the

long cohabitation between Chiruthakutty and Damodaran

which will give raise to a presumption regarding the marriage.

A.S. NO. 102 & 107 OF 1996
-3-

3. The matter was taken up in Civil appeal No.6804

and 6805 of 2005 and the Hon’ble Supreme Court of India by

its judgment dated 11.11.05 set aside the said direction and

directed this Court to dispose of the appeal after re-

appreciation of the evidence available before the Court.

Accordingly, the matters have come up for consideration. The

points that arise for determination are,

(1) Whether there is evidence to establish the factum

of marriage between Damodaran and Chiruthakutty?

(2) Whether the first plaintiff, Krishnan is born in the

wedlock of Damodaran and Chiruthakutty?

(3) If not, if he is proved to be the son of Damodaran

and Chiruthakutty what will be the legal consequence and

(4) Whether there is anything to interfere with the

decision of the trial Court?

Points 1 to 4:

4. All these points are answered jointly for the reason

it requires discussion of common materials. The crux of the

issue is regarding the fact whether there was any marriage

A.S. NO. 102 & 107 OF 1996
-4-

between Damodaran and Chiruthakutty and whether the first

plaintiff is the son born to them in the wedlock or otherwise.

A perusal of large number of documents produced in this case

would prima facie establish that Damodaran was born in the

year 1892 and the first plaintiff Krishnan was born in the year

1942. Damodaran, according to the plaintiffs in some portion

died in 1953 and in some portions would contend that he died

three years after the first plaintiff joined the army service. But

it appears that Damodaran had died prior to the first plaintiff

joining the military service. A perusal of documents are

necessary for evaluating the materials.

5. Ext.A1 is the lawyer notice claiming partition.

Ext.A2 is the L.I.C. Policy wherein the name of Chiruthakutty

is shown as N.V. Chiruthakutty and the residential house name

is shown as Kattukandi Idathil house. That policy commenced

in 1966. Ext.A3 is the Secondary School Leaving Certificate of

Damodaran which would show that he was born in 1892 and it

has also be stated that it has not been preserved as a

document. It contains innumerable number of writings written

A.S. NO. 102 & 107 OF 1996
-5-

by small children and others and that itself would show it has

not been kept in a proper custody at any point of time. Ext.A4

is the trade certificate issued to the first plaintiff wherein he

was described as the son of K.E. Damodaran and his house

address is shown as Idathil House. Ext.A5 is a paper report

about the death of Chiruthakutty which I do not want to deal

in detail for the reason the maker of the said news is not

examined and it is really not legally admissible to peruse those

endorsements without examining the party. Ext.A6 is an

electoral card of 1970 wherein it is shown that Chiruthakutty

was residing in H 869-D her initial is shown as K.E. and the

name of the husband is shown as K.E.Damodaran and she was

aged 58 years in 1970. Ext.A7 and A8 are applications filed

for issuance of certain certificates wherein the Village Officer

had endorsed that it is Kattukandi Idathil Krishnan son of

Damodaran. Ext.A9 is the birth certificate of the first plaintiff

wherein the name of the father is shown as Damodaran and

his mother as Chiruthakutty and Ext.B1 which is another

extract, the place of birth is shown as W & C Hospital but in

A.S. NO. 102 & 107 OF 1996
-6-

Ext.A9 it is scored off and written as K.E. Krishnan

Chalappuram and date of birth as 7.8.42. Ext.A10 would show

that Chiruthakutty died on 15.12.1985 and her husband’s

name is shown as Damodaran and the place of residence is

shown as Puthiya Veedu Paramba. Exts.A11 and 17 are two

documents regarding the electoral card wherein the

information is furnished by the wife of the first plaintiff with

respect to Chiruthakutty and Krishnan describing them as the

wife and son of Damodaran. Ext.A13 is a community

certificate which would show that the father’s name of

Krishnan is shown as Damodaran. Ext.A14 is a marriage

certificate relating to the first plaintiff, Krishnan where he is

described as K.E. Krishnan son of Damodaran. Exts.A15, 16,

17 and 18 are receipts of L.I.C of India where the address of

Krishnan is shown as Kattukandi Idathil house. Ext.17 is also

produced to show the same and the mother’s initial is given as

N.V. Chiruthakutty. Ext.A20 is a document relating to the

military discharge certificate wherein there is a mention about

the name of the father of Krishnan as Damodaran. Ext.A21 is

A.S. NO. 102 & 107 OF 1996
-7-

the Secondary School Leaving Certificate of Mr.Krishnan where

the mother’s name is shown as the guardian and place of

residence is shown as Kattukandi. Ext.A22 and 23 are letters

said to be written by Chiruthakutty to the first plaintiff where

reference is made to defendants 3 and 4 as well as the house

name Idathil. Ext.A24 relates to the third page of the S.S.L.C.

Book relating to the 3rd plaintiff where the place of residence is

shown as Puthiya Paramba. Ext.A25 is an invitation with

reference to the 2nd defendant’s marriage with one Greesha

and it is said to be received by the first plaintiff for attending

the marriage. Ext.B1 is the birth certificate issued by the

Calicut Corporation wherein as referred to by me earlier the

place of birth of Krishnan is shown as W & C Hospital and the

address as shown in Ext.A9 is not available in Ext.B1. Ext.B2

is a partition deed entered into between the first defendant

and others.

6. PW1 is the first plaintiff. He had deposed before

the Court that he had resided in the plaint schedule house and

mother died in the year 1985 and that Chiruthakutty had

A.S. NO. 102 & 107 OF 1996
-8-

married Mr. Damodaran and that Chiruthakutty does not know

to write. In the cross-examination he would depose that he

had seen his father and that he had joined service in the year

1963 and further that there are other houses in Chalappuram

by name Kattukandi Idathil. According to him the expansion

of N.V. Chiruthakutty is Nambiar Veedu Chiruthakutty and

there is a custom among those people that after the marriage

the initial is changed to that of the husband’s house. K.E.

represents Kattukandi Idathil. He has specifically stated that

there are documents to show that Chiruthakutty and first

plaintiff had lived in Kattukandi Idathil. According to him he

lived along with her mother till 1963 and thereafter the

mother shifted the residence to the next compound and the

expenses were met by the first defendant. He would also

depose there was no ration card for the mother during her

residence in the plaint schedule from 1957 to 1963 and he

does not no whether the voter’s list include the name of the

mother or him.

A.S. NO. 102 & 107 OF 1996
-9-

7. The next witness is PW2. PW2 is examined to

prove that he had seen Chiruthakutty and Damodaran living as

husband and wife. In the cross-examination he would depose

that after the marriage of Damodaran he lived for 10 more

years and he does not know when the child was born to

Damodaran. He would further depose that Damodaran was

aged 45 or 50 years at the time of his death. It can be seen

from the documents produced in this case that the first

plaintiff was born in the year 1942, i.e. at the age of 50 years

of Damodaran and even according to the plaintiff Damodaran

died only in the year 1953 which means he would have been

61 years at the time of his death. Therefore the idea of PW2

with respect to the matters cannot be said to be correct. He

would further depose that he does not know whether there

was any ceremonies for the marriage. Further this witness

does not state nothing about his participation in the alleged

marriage.

8. DW1 is the 3rd defendant. She is the wife of the first

defendant. She had been married only in the year 1947 and

A.S. NO. 102 & 107 OF 1996
-10-

she would depose that neither the first plaintiff nor

Chiruthakutty had lived in that house and disputed about the

marriage. Now it is in this backdrop the matter has to be

analysed. For the purpose of analyzing the materials and to

reach a conclusion it is desirable to understand the legal

principles to be followed in these types of cases.

9. As submitted by the learned counsel for the

respondents law is always in favour of legitimacy and the

matter has to be analysed to find out the same. In order to

establish the very said fact if there is direct evidence regarding

the marriage, that is the end of it and no further proof is

required. When there is no direct evidence or it is not possible

to adduce evidence with respect to the marriage then the

conduct of the parties and the long cohabitation together are

positive indications to presume that the man and the woman

had lived as husband and wife which in turn can lead to the

conclusion regarding the marriage if there is the slightest

evidence. So there must be either evidence regarding the

marriage or positive proof regarding long cohabitation as man

A.S. NO. 102 & 107 OF 1996
-11-

and woman to draw the presumption of husband and wife.

This has to be done or proved during the life time of those

persons. So far as the marriage is concerned in this case

there is absolutely no evidence worth mentioning of to prove

that Chiruthakutty had been married by Damodaran.

10. Then the learned counsel for the plaintiffs in the

case would strongly contend before me by relying upon the

Supreme Court decision reported in Badri Prasad v. Dy.

Director (AIR 1978 SC 1557). It was a case where for

around 50 years a man and woman, as the facts in that case

reveal, lived as husband and wife. Under those circumstances

the Supreme Court held that when two persons had lived

together as husband and wife for almost a half century the

marriage cannot be thrown out. But so far as the present case

is concerned it has to be stated there is absolutely no evidence

anywhere in the plaint regarding the factum of marriage or

regarding the place of marriage and regarding the cohabitation

together in a particular place. If a man and woman had lived

as husband and wife under the same roof at least there will be

A.S. NO. 102 & 107 OF 1996
-12-

one document to evidence the same. It is in this context I

would like to state that, the plaintiff had produced S.S.L.C

book of him to show that he joined high school section

admittedly after the death of his father. But it is certain that

he had joined the school during the life time of the father for

the reason that he was born in 1942 and the earliest point of

death of Damodaran was not earlier than 1953. So he was 11

years at the time of his father’s death and if the husband and

wife had lived together then under ordinary circumstances and

that too in a society where there is male domination at that

relevant point of time it must be the husband or normally the

father who would have admitted the child in the school and

there may be documents to establish the same. Strangely no

document is forthcoming in that direction. Similarly there is

not even a scrap of paper to evidence that Damodaran and

Chiruthakutty lived under one and the same roof during the

life time of Damodaran. All the documents we find is after the

death of Damodaran. Except the birth certificate issued where

the name of the father is shown as Damodaran there is

A.S. NO. 102 & 107 OF 1996
-13-

nothing to establish that the cohabitation existed to be proved

in a case where marriage is not proved. The document

referred to in the opening paragraphs of the judgment would

certainly show that right from 1942 the name of the father of

the first plaintiff is shown as Damodaran and in some of the

documents the description of the house is named as

Kattukandi Idathil and in some of them it is shown as

somewhere in Puthiara and in some other documents it is

shown as …………………….. This …………………… is the

name of wife house of the first plaintiff. Just because it is

shown in the documents subsequent to the death of

Damodaran that too after a period of 15 to 20 years of his

death can one presume that Damodaran and Chiruthakutty

lived as husband and wife under the same roof for long

number of years. Certainly it cannot be and so the most

positive evidence to draw the presumption u/s 114 of the

Evidence Act, the preponderance of probability is lacking in

this case and at the best I may say that the plaintiffs have

only established the factum that the first plaintiff is born to

A.S. NO. 102 & 107 OF 1996
-14-

Damodaran in Chiruthakutty. In the absence of any materials

to prove long cohabitation as man and woman and further in

the absence of any evidence to prove the marriage one cannot

find that the first plaintiff was born to Damodaran and

Chiruthakutty in the wedlock.

11. Then the question would be with respect to the

succession to the property. U/s 16 of the Hindu Marriage Act

an illegitimate child is also not totally deprived of the right to

get the father’s property. But a reading of S.16 of the Hindu

Marriage Act makes it clear that the child should have been

born out of a marriage. The marriage may be void or voidable

but the essential factum of marriage is a condition precedent.

Further, if it is established that there is illegitimate son born in

a void marriage as contemplated under the provisions of the

Hindu Succession Act it can be only with respect to the

separate property of the father and not of a joint family

property. This has been decided in the decision reported in

Krishnakumari Thampuram v. Palace Administration

Board (2006(4) KLT 432) and Jinia Keotin v. Kumar

A.S. NO. 102 & 107 OF 1996
-15-

Sitaram (2003 (1) KLT 348). Therefore an analysis of the

legal position would be as follows.

12. At the most it can be held that the plaintiffs have

succeeded in proving that the first plaintiff Krishnan is born to

Damodaran in Chiruthakutty. There is absolutely no evidence

to show that Damodaran has married Chiruthakutty by direct

evidence of marriage or any evidence to prove the long

cohabitation to establish the relationship as valid which would

draw a presumption under the provisions of law and lastly

since the marriage is not proved S.16 of the Hindu Marriage

Act also it would not come to the rescue of the plaintiffs. So

the sum and substance of all these observations will only point

out that the plaintiffs are not entitled to any share in the

property and therefore the judgment and decree passed by the

trial court has to be reversed and the suit for partition has to

be dismissed and I do so.

MMM 1

In the result A.S. Nos.102 and 107 of 1996

A.S. NO. 102 & 107 OF 1996
-16-

are allowed and the judgment and decree of the trial court are

set aside and the suit O.S.371/90 is dismissed but under the

circumstances without any order as to costs.

M.N. KRISHNAN, JUDGE.

ul/-

A.S. NO. 102 & 107 OF 1996
-17-

M.N. KRISHNAN, J.

= = = = = = = = = =
A.S. NO. 102 & 107 OF 1996
= = = = = = = = = = =

J U D G M E N T

5th January, 2009.