High Court Kerala High Court

Velayudhan vs Ramachandran on 28 May, 2010

Kerala High Court
Velayudhan vs Ramachandran on 28 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 16 of 1997(B)



1. VELAYUDHAN
                      ...  Petitioner

                        Vs

1. RAMACHANDRAN
                       ...       Respondent

                For Petitioner  :SRI.N.P.SAMUEL

                For Respondent  :SRI.K.S.BABU

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :28/05/2010

 O R D E R
                          P. BHAVADASAN, J.
               - - - - - - - - - - - - - - - - - - - - - - - - - - -
                          S.A. No. 16 of 1997
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 28th day of May, 2010.

                                 JUDGMENT

The defendant in O.S.216 of 1989 before the

Munsiff’s Court, Wadakkancherry, who suffered a decree

at the hands of the first appellate court is the appellant.

The parties and facts are hereinafter referred to as they

are available before the trial court.

2. The suit was one for partition in respect of

25 cents of property comprised in Sy. No.602/1 of

Choondal village. It is claimed that the property was

jointly owned by the plaintiff and defendants 1 to 3.

According to the plaintiff, the property was purchased in

the name of the second defendant and the father,

Narayanan Nair, as guardian of the present plaintiff and

deceased Madhavan and third defendant, who were then

minors. Madhavan died unmarried and his sole legal heir

is the first defendant mother. Father of the plaintiff was

S.A.16/1997. 2

also no more. Plaintiff claimed that he had attained

majority. He found that the fourth and sixth respondents are

in possession of certain portions of the property. They have

no manner of right over the suit property. To the notice

sent, they have sent a reply notice containing false

allegations. The plaintiff does not wish to continue the joint

possession and he seeks partition. He claims one fourth

share.

3. The first defendant filed a written statement

supporting the plaintiff. The second defendant resisted the

suit. In her written statement, it was pointed out that the

plaintiff was very sick at the time of infancy and his father

had to raise money for his treatment. The suit property was

therefore assigned by the father for valid consideration as

they had no means to raise the funds. Plaintiff is fully aware

of the same. The entire sale consideration received was

utilized for the treatment of the plaintiff. After the death of

Sethumadhavan, it is claimed that father and the plaintiff

accompanied the second defendant to Allahabad, where her

S.A.16/1997. 3

husband was employed. Pointing out that the plaintiff is not

entitled to any relief, she prayed for a dismissal of the suit.

The third defendant chose to remain ex-parte.

4. Defendants 4 and 5 also resisted the suit. They

claimed that by virtue of Ext.B1 dated 5.5.1967 they have

absolute right over the suit property. At the time when the

assignment was made, the plaintiff had no manner of right

over the suit property. The plaintiff has not mentioned the

date on which he had attained majority. His father who was

the natural guardian at the relevant time has executed the

deed on his behalf also. Sale consideration was utilized for

the benefit and interest of the plaintiff. They have also

pointed out that without having the sale deed set aside, the

plaintiff could not seek partition. In addition, they

contended that they perfected title by adverse possession

and limitation. They pointed out that a residential building

has been put up by them and they had effected

improvements in the property. In case the court found that

the plaintiff is entitled to a share, they claimed value of

S.A.16/1997. 4

improvements. Under those circumstances, they prayed for

a dismissal of the suit.

5. The trial court raised necessary issues for

consideration. The evidence consists of the testimony of

P.W.1 and the documents marked as Exts. A1 to A5 from the

side of the plaintiff. The defendants had D.Ws. 1 and 2

examined and Exts. B1 and B2 marked. Ext.C1 is the

commission report.

6. The trial court found that the plaintiff was a

minor at the time of assignment as per Ext.B1. It also

formed an opinion that on attaining majority within three

years the plaintiff had to assail the assignment deed. Since

he has not done so his claim is barred and accordingly

dismissed the suit.

7. The plaintiff carried the matter in appeal as

A.S. 219 of 1993. The appellate court concurred with the

trial court as regards the fact that the plaintiff was a minor

at the time of execution of Ext.B1. But the court was of the

opinion that the suit having been brought within 12 years of

S.A.16/1997. 5

the date of assignment, the suit is not barred by limitation.

Accordingly the judgment and decree of the trial court was

reversed and a preliminary decree was passed. The said

judgment and decree are assailed in this Second Appeal.

8. A very narrow question arises for consideration

in this Second Appeal. The issue is whether the plaintiff was

obliged to assail the sale deed, namely, Ext.B1, in favour of

defendants 4 and 5 within three years of attainment of

majority or whether he could take the aid of 12 years from

the date of assignment deed to establish his claim. The trial

court pointed out that the plaintiff had to set aside the sale

deed within three years of attaining majority and the lower

appellate court was of the opinion that he could take the aid

of Article 65 of the Limitation Act. The trial court chose to

dismiss the suit, while the appellate court decreed the suit.

9. Before going into the other circumstances, it is

useful to refer to the statutory provisions applicable to the

facts of the case. The statutory provisions applicable are

Section 8 of the Hindu Minority and Guardianship Act, 1956

S.A.16/1997. 6

(Act 32 of 1956), Sections 29 and 31 of the Guardians and

Wards Act, 1890 (Act 8 of 1890), Section 6 of the Limitation

Act and Articles 60 and 65 of the Limitation Act. The

provisions read as follows:

Section 8 of the Hindu Minority and Guardianship Act, 1956

(Act 32 of 1956) reads as follows:

“8. Powers of Natural guardian.- (1) The

natural guardian of a Hindu minor has power,

subject to the provisions of this section, to do all

acts which are necessary or reasonable, and

proper for the benefit of the minor or for the

realization, protection or benefit of the minor’s

estate; but the guardian can in no case bind the

minor by a personal covenant.

(2) The natural guardian shall not, without

previous permission of the Court, –

(a) mortgage or charge, or transfer by sale,

gift, exchange or otherwise, any part of the

immovable property of the minor, or

(b) lease any part of such property for a term

exceeding five years or for a term extending more

than one year beyond the date on which the minor

will attain majority.

S.A.16/1997. 7

(3) Any disposal of immovable property by a

natural guardian, in contravention of sub-section

(1) or sub-section(2), is voidable at the instance of

the minor or any person claiming under him.

(4) No court shall grant permission to the natural

guardian to do any of the acts mentioned in sub-

section (2) except in case of necessity or for an

evident advantage to the minor.

(5) The Guardians and Wards Act, 1890 (8 of

1890), shall apply to and in respect of an

application for obtaining the permission of the

Court under sub-section (2) in all respects as if it

were an application for obtaining the permission

of the Court under Sec. 29 of the Act, and in

particular,-

(a) proceedings in connection with the

application shall be deemed to be proceedings

under that Act within the meaning of Sec.4A

thereof.

(b) the court shall observe the procedure

and have the powers specified in sub-sections (2),

(3) and (4) of Sec.31 of that Act; and

) an appeal shall lie from an order of the

Court refusing permission to the natural guardian

to do any of the acts mentioned in sub-section (2)

S.A.16/1997. 8

of this section to the Court to which appeals

ordinarily lie from the decisions of that Court.

(6) In this Section, “Court” means the Civil Civil

Court or a District Court or a Court empowered

under Sec.4-A of the Guardians and Wards Act,

1890 (8 of 1890), within the local limits of whose

jurisdiction the immoveable property in respect of

which the application is made is situate, and

where the immoveable property is situate within

the jurisdiction of more than one such Court

means the Court within the local limits of whose

jurisdiction any portion of the property is situate.”

Sections 29 and 31 of the Guardians and Wards Act, 1890

(Act 8 of 1890) read as follows:

“29. Limitation of powers of guardian of

property appointed or declared by the

Court.- Where a person other than a Collector or

than a guardian appointed by will or other

instrument, has been appointed or declared by the

Court to be guardian of the property of a ward, he

shall not without the previous permission of the

Court, –

S.A.16/1997. 9

(a) mortgage or charge or transfer by sale,

gift, exchange or otherwise, any part of the

immovable property of his ward, or

(b) lease any part of that property for a term

exceeding five years or for any term extending

more than one year beyond the date on which the

ward will cease to be a minor.

xxxxx xxxxx

31. Practice with respect to permitting

transfers under Sec. 29.- (1) Permission to the

guardian to do any of the acts mentioned in

Sec.29 shall not be granted by the Court except in

case of necessity or for an evident advantage t0o

the ward.

(2) The order granting the permission shall

recite the necessity or advantage, as the case

may be, describe the property with respect to

which the act permitted is to e done, and specify

such conditions, if any, as the Court may see fit to

attach to the permission; and it shall be recorded,

dated and signed by the Judge of the Court with

his own hand, or, when from any cause he is

prevented from recording the order with own

hand, shall be taken down in writing from his

dictation and be dated and signed by him.

S.A.16/1997. 10

(3) The Court may in its discretion attach to

the permission the following among other

conditions, namely:

(a) that a sale shall not be completed

without the sanction of the Court;

(b) that a sale shall be made to the highest

bidder by public auction before the Court or some

person specially appointed by the Court for that

purpose, at a time and place to be specified by the

Court, after such proclamation of the intended

sale as the Court subject to any rules made under

this Act by the High Court, directs;

) that a lease shall not be made in

consideration of a premium or shall be made for

such term of years and subject to such rents and

covenants as the Court directs;

(d) that the whole or any part of the

proceeds of the act permitted shall be paid into

the Court by the guardian, to be disbursed

therefrom or to be invested by the Court on

prescribed securities or to be otherwise disposed

of as the Court directs.

(4) Before granting permission to a guardian

to do an act mentioned in Sec.29, the Court may

cause notice of the application for the permission

S.A.16/1997. 11

to be given to any relative or friend of the ward

who should, in its opinion receive notice thereof,

and shall hear and record the statement of any

person who appears in opposition to the

application.”

Section 6 of the Limitation Act reads as follows:

“6. Legal disability.- (1) Where a person

entitled to institute a suit or make an application

for the execution of a decree is, at the time from

which the prescribed period is to be reckoned, a

minor or insane, or an idiot, he may institute the

suit or make the application within the same

period after the disability has ceased, as would

otherwise have been allowed from the time

specified therefor in the third column of the

Schedule.

(2) Where such person is, at the time from

which the prescribed period is to be reckoned,

affected by two such disabilities, or where, before

his disability has ceased, he is affected by another

disability, he may institute the suit or make the

application within the same period after both

disabilities have ceased, as would otherwise have

been allowed from the time so specified.

S.A.16/1997. 12

(3) Where the disability continues up to the

death of that person, his legal representative may

institute the suit or make the application within

the same period after the death, as would

otherwise have been allowed from the time so

specified.

(4) Where the legal representative referred

to in sub-section (3) is, at the date of the death of

the person whom he represents, affected by any

such disability, the rules contained in sub-sections

(1) and (2) shall apply.

(5) Where a person under disability dies

after the disability ceases but within the period

allowed to him under this section, his legal

representative may institute the suit or make the

application within the same period after the

death, as would otherwise have been available to

that person had he not died.

Explanation.- For the purposes of this

section, ‘minor’ includes a child in the womb.”

S.A.16/1997. 13

Articles 60 and 65 of the Limitation Act read as follows:

“60.To set aside a transfer of
property made by the guardian
of a ward-

(a) by the ward who has Three years When the ward attains
attained majority; majority.

(b) by the ward’s legal
representative-

(i) when the ward dies -do- When the ward attains
within three years from the date majority.
of attaining majority;

(ii) when the ward dies -do- When the ward dies.
before attaining majority.

xxxxx xxxxx

65. For possession of immovable Twelve years When the possession
property or any interest therein of the defendant
based on title. becomes adverse to
the plaintiff.

Explanation.-For the purposes
of this article-

(a)where the suit is by a
remainderman, a reversioner
(other than a landlord) or a
devisee, the possession of the
defendant shall be deemed to
become adverse only when the
estate of the remainderman,
reversioner or devisee,as the case
may be, falls into possession;

(b)where the suit is by a Hindu or
Muslim entitled to the possession
of immovable property on the death
of a Hindu or Muslim female, the
possession of the defendant shall
be deemed to become adverse

S.A.16/1997. 14

only when the female dies;

) where the suit is by a purchaser
at a sale in execution of a decree when
the judgment-debtor was out of
possession at the date of the sale,
the purchaser shall be deemed to be a
representative of the judgment-debtor
who was out of possession.

10. Section 8 of the Hindu Minority and

Guardianship Act deals with the powers of natural guardian

in respect of properties of the minor. The provisions which

are relevant for the present purpose are Sections 8(2) and

8(3). On a reading of the provisions, it can be seen that the

natural guardian shall not, without the previous sanction of

the court, assign the property belonging to the minor.

Section 8(3) says that if the above provision is violated, then

the assignment becomes voidable at the instance of the

minor. It may be noticed that Section 8 makes provision of

the Guardian and Wards Act (Act 8 of 1890) applicable to the

proceedings under Act 32 of 1956. Sections 29 and 31 of

Act 8 of 1980 gives the procedure when a guardian applies

for assignment of a minor’s property. These provisions are

S.A.16/1997. 15

not very relevant in the present context. It is not necessary

to refer it extensively.

11. Section 6 of the Limitation Act deals with a

case where the person, who is entitled to institute a suit is

under a disability. As far as the provision is applicable to the

present case, it could be said that going by Section 6 the

plaintiff has three years period, that is till 21 years of age, to

assail Ext.B1. One may remember that even going by

Section 8 of Act 32 of 1956 the assignment is only voidable

at the instance of the minor. Article 60 provides a period of

three years to a ward to set aside the transfer made by his

guardian. It is three years from the date of attainment of

majority. Article 65 provides for possession of immovable

property or any interest therein based on title. It provides

12 years period when the possession of the defendant

becomes adverse to that of the plaintiff. It is well settled

that going by Article 65, the plaintiff is able to establish title

to the suit property then the plea of adverse possession and

S.A.16/1997. 16

limitation will have to be established by the defendants

concerned.

12. The issue that arises for consideration is

whether it is obligatory on the part of the minor to have the

sale deed, ie., Ext.B1 set aside or can he simply avoid it.

13. There is a clear distinction between ‘void’ and

‘voidable’. It may be remembered that the expression ‘void’

itself has several facets. It may be ab initio void. It may be

that the procedural requirements are not followed and hence

void and such other matters. It has been held that the word

‘void’ has a relative rather than an absolute meaning.

‘Voidable’ on the other hand means that the transaction is

good as long as it is not set aside. Voidable transaction

cannot be treated as non-est. If the voidable transaction is

not avoided through the known means of law, it remains

good. One may recall that going by Section 8(3) of Act 32 of

1956 the transaction is voidable.

14. One may recollect here that Article 60

provides three years period from the date of attaining

S.A.16/1997. 17

majority to have the transaction entered into by the

guardian on his behalf set aside. Therefore, if as a matter of

fact on a combined reading of Section 6 and Article 60 of the

Limitation Act, if setting aside of the document assailed is

essential, then obviously the suit filed by the plaintiff in the

present case is barred by limitation.

15. The court below has chosen to rely on the

decision reported in Santhosh Kumar v. Varghese (1987

(2) KLT 27). It is true that in the said decision it was held as

follows:

“S.8 of the Hindu Minority and Guardianship

Act enumerates the powers of a natural guardian.

S.8(1) reads:

“The natural guardian of a Hindu minor has

power, subject to the provisions of this section, to do

all acts which are necessary or reasonable, and proper

for the benefit of the minor or for the realization,

protection or benefit of the minor’s estate; but the

guardian can in no case bind the minor by a personal

covenant.”

Sub.s.(2) of the Act prohibits the natural guardian

from mortgaging, charging or transferring the

S.A.16/1997. 18

minor’s property without permission of the court.

S.8(3) stipulates that any disposal of immovable

property by a natural guardian, in contravention of

sub-s. (1) or sub-s.(2), is voidable at the instance

of the minor or any person claiming under him.

S.8(4) mandates the court not to grant permission

to the natural guardian to do any of the acts

mentioned in sub-s. (2) except in case of necessity

or for an evident advantage to the minor. Thus it

is manifestly clear that under S.8 of the Act

property of the minor can be alienated, mortgaged

or leased or gifted only for his evident advantage

or necessity and the court’s permission is a

condition precedent. Any transaction by a natural

guardian of the immovable property of the minors

without permission of the court will not have any

legal force and would not be binding on the

minors.”

In the decision reported in Sreedharan v. Prasanna (1996

(2) KLT 784 (SC)) it was held as follows:

“It would be obvious that sine the

mandatory requirement of sanction from the Court

for alienating the property of the minor, as

required under S.8 of the Hindu Minority and

S.A.16/1997. 19

Guardianship Act, had not been obtained, the

contract of sale to the extent of the half share of

the minor is void and it does not bind the minor.

The Courts have rightly declined to exercise

discretion on sound principle of law to protect the

estate of the minor.”

In the decision reported in Kunhiraman v. Vanaja (1997(2)

KLT 5), it was held as follows:

“We do not think that S.8(3) of the Act in any

manner whittles down the scope or operation of

S.892) of the Act. S. 8(3) of the Act only clarifies

that the person who is entitled to treat the

transaction as void is only the minor or any person

claiming under him. According to us, S. 8(3) only

indicates that the guardian who had sold his own

interest alongwith that of the minor without the

consent of the court or any other alienor who was

suir juris, would not be in a position to turn round

and contend that the sale effected by him of his

own interest or share is also void or invalid. The

object of S.8(3) of the Act, according to us, is not

to whittle down the scope of S.8(2) of the Act but

only to clarify that the right to treat the

transaction as void is available only to the minor

S.A.16/1997. 20

whose property is sold by the natural guardian

without permission of the court or to a person who

is claiming under that minor. Thus, understood,

S.8(3) cannot be relied on to hold that a

transaction in contravention of the mandate of S.8

(2) of the Act, is only voidable and not void.”

In Moidu Haji v. Kunhabdulla (1998(2) KLT 691) it was

held as follows:

“In the property exclusively belonged to a

Mohammedan minor and the same had been

alienated by a person who was not his legal

guardian, the said transaction would be void and

applying Art.65 of the Limitation Act and in the

light of Ss.6 and 8 of the Act, the suit had to be

instituted by the quondam minor within three

years of his attaining majority or within 12 years

of the transaction itself. The alienation effected

by the Mohammedan co-owners including the

defecto guardian of the minor plaintiff, has to be

considered altogether void? If it were to be

considered void altogether void, that is to say, as

not being capable of conveying even the rights of

the Mohammedan co-owners who were competent

S.A.16/1997. 21

to execute the sale deed, the position would be

the same as a case where a Mohammedan minor

is the exclusive owner of the property and an

alienation is effected on his behalf by a defacto

guardian and the alienation is treated as void. In

that case, the suit by the Mohammedan quondam

minor will have to be filed within three years of his

attaining majority or within 12 years of the

alienation itself, lest his rights become barred.”

In the decision reported in Gopalakrishnan Nair v.

Karthiyayani Nangeli Amma (2000(1) KLT 59) it was held

as follows:

“Section 8(1) of the Act while recognizing the

power of a natural guardian to do all acts which

are necessary or reasonable and proper for the

benefit of the minors or for the realisation,

protection or benefit of the minor’s estate has

made that recognition subject to the provisions of

S.8. S.8(2) provides that the natural guardian shall

not without the previous permission of the court

(emphasis supplied) mortgage or charge or

transfer by sale, gift, exchange or otherwise any

part of the immovable property of the minor. S.8

S.A.16/1997. 22

(3) indicates that any disposal of immovable

property by the natural guardian in contravention

of sub-ss.1 and 2 of S.8 is voidable at the instance

of the minor or by any person claiming under him.

When a statute provides that an act shall not be

done without the previous permission of the Court

and something is done in contravention of that,

according to us the transaction has to be treated

as invalid as a whole and this is the view taken by

this court in the decision in Santha v.Cherukutty

(1972 KLT 1051) and in Kunhiraman v. Vanaja

(1997(2) KLT 5). On the scheme of the Act, we

find no reason to differ from the view adopted in

those cases. The lower appellate court in the case

on hand was substantially in error in law in holding

that the plaintiffs were obliged to seek the setting

aside of the sale of the equity of redemption by

the father and their rights have been lost in view

of the fact that plaintiff No.1 had attained majority

three years prior to the suit and only the right

inherited by plaintiff No.2 from the mother would

be available to him for being enforced. In our view

the transaction of sale of the equity of redemption

by the father without the previous permission of

the court envisaged by S.8(2) of the Act could be

S.A.16/1997. 23

ignored by the plaintiffs and they could seek the

relief of redemption of Ext.A1 mortgage on the

basis that they continue to hold the equity of

redemption. Admittedly the suit for redemption

of the mortgage is in time and therefore the

plaintiffs would be entitled to redeem the

mortgage Ext.A1 and recover possession of the

property ignoring the sale of the equity of

redemption Ext.B1 executed by their father in

contravention of S.8(2) of the Act. In view of

Manik Chand v. Ramachandra (AIR 1981 SC 519)

the father could enter into an agreement for sale.

But, if the minor on attaining majority repudiated

the obligation undertaken under the contract, the

agreement had to be tested for its validity. A sale

of property by a guardian stands on a different

footing and S.8(2) of the Act gets squarely

attracted.”

16. Going by the above decisions, it may appear

that the lower appellate court is justified in its finding that

the plaintiff can take the aid of 12 years period to bring his

suit based on title. However the issues have been

considered in the latter decisions and a contra view appears

S.A.16/1997. 24

to have been taken. In the decision reported in Madhukar

Vishwanath Munje v. Madhao ((2001) 10 SCC 460) the

application of Article 59 and 60 of the Limitation Act with

respect to Section 8 of the Hindu Minority and Guardianship

Act was considered. The issue was whether the transaction

is void or voidable. Since the learned Judges were of the

view that it is an important question of law, the matter

seems to have been referred to a larger Bench. The issue

was considered in the decision reported in Vishwambhar v.

Laxminarayan ((2001) 6 SCC 163), wherein it was held as

follows:

“On a fair reading of the plaint, it is clear that

the main fulcrum on which the case of the

plaintiffs was balanced was that the alienations

made by their mother-guardian Laxmibai were

void and therefore, liable to be ignored since they

were not supported by legal necessity and without

permission of the competent court. On that basis,

he claim was made that the alienations did not

affect the interest of the plaintiffs in the suit

property. The prayers in the plaint were inter alia

S.A.16/1997. 25

to set aside the sale deeds dated 14.11.1967 and

24.10.1974, recover possession of the properties

from the respective purchasers, partition of the

properties carving out separate possession of the

share from the suit properties of the plaintiffs and

deliver the same to them. As noted earlier, the

trial court as well as the first appellate court

accepted the case of the plaintiffs that the

alienations in dispute were not supported by legal

necessity. They also held that no prior permission

of the court was taken for the said alienations.

The question is, in such circumstances, are the

alienations void or voidable? In Section 8(2) of the

Hindu Minority and Guardianship Act, 1956, it is

laid down, inter alia, that the natural guardian

shall not, without previous permission of the court,

transfer by sale any part of the immoveable

property of the minor. In sub-section (3) of the

said section, it is specifically provided that any

disposal of immoveable property by a natural

guardian, in contravention of sub-section (2) is

voidable at the instance of the minor or any

person claiming under him. There is, therefore,

little scope for doubt that the alienations made by

Laxmibai which are under challenge in the suit

S.A.16/1997. 26

were voidable at the instance of the plaintiffs and

the plaintiffs were required to get the alienations

set aside if they wanted to avoid the transfers and

regain the properties from the purchasers. As

noted earlier in the plaint as it stood before the

amendment the prayer for setting aside the sale

deeds was not there, such a prayer appears to

have been introduced by amendment during

hearing of the suit and the trial court considered

the amended prayer and decided the suit on that

basis. If in law the plaintiffs were required to have

the sale deeds set aside before making any claim

in respect of the properties sold, then a suit

without such a prayer was of no avail to the

plaintiffs. In all probability, realising this difficulty

the plaintiffs filed the application for amendment

of the plaint seeking to introduce the prayer for

setting aside the sale deeds. Unfortunately, the

realisation came too late. Concededly, plaintiff 2

Digamber attained majority on 5.8.1975 and

Vishwambhar, plaintiff 1 attained majority on

20.7.1978. Though the suit was filed on

30.11.1980 the prayer seeking setting aside of the

sale deeds was made in December 1985. Article

60 of the Limitation Act prescribes a period of

S.A.16/1997. 27

three years for setting aside a transfer of property

made by the guardian of a ward, by the ward who

has attained majority and the period is to be

computed from the date when the ward attains

majority. Since the limitation started running from

the dates when the plaintiffs attained majority the

prescribed period had elapsed by the date of

presentation of the plaint so far as Digamber is

concerned. Therefore, the trial court rightly

dismissed the suit filed by Digamber. The

judgment of the trial court dismissing the suit was

not challenged by him. Even assuming that as the

suit filed by one of the plaintiffs was within time

the entire suit court not be dismissed on the

ground of limitation, in the absence of challenge

against the dismissal of the suit filed by Digamber

the first appellate court could not have interfered

with that part of the decision of the trial court.

Regarding the suit filed by Vishwambhar, it was

filed within the prescribed period of limitation but

without the prayer for setting aside the sale

deeds. Since the claim for recovery of possession

of the properties alienated could not have been

made without setting aside the sale deeds the

suit as initially filed was not maintainable. By the

S.A.16/1997. 28

date the defect was rectified (December 1985) by

introducing such a prayer by amendment of the

plaint the prescribed period of limitation for

seeking such a relief had elapsed. In the

circumstances, the amendment of the plaint could

not come to the rescue of the plaintiff.

From the averments in the plaint, it cannot

be said that all the necessary averments for

setting aside the sale deeds executed by Laxmibai

were contained in the plaint and adding specific

prayer for setting aside the sale deeds was a mere

formality. As noticed earlier, the basis of the suit

as it stood before the amendment of the plaint

was that the sale transactions made by Laxmibai

as guardian of the minors were ab initio void and,

therefore, liable to be ignored. By introducing the

prayer for setting aside the sale deeds the basis of

the suit was changed to one seeking setting aside

the alienations of the property by the guardian. In

such circumstance, the suit for setting aside the

transfers could be taken to have been filed on the

date the amendment of the plaint was allowed

and not earlier than that.”

S.A.16/1997. 29

The issue was again considered in the decision reported in

Nangali Amma Bhavani Amma v. Gopalakrishnan Nair

((2004) 8 SCC 785), wherein it was held as follows:

“But the learned counsel for the appellant is

right in contending that the High Court had

misconstrued the provisions of Section 8 of the

Act. Section 8(1) empowers the natural guardian

of the Hindu minor to do all acts which are

necessary or reasonable and proper for the

benefit of a minor or for the realisation, protection

or benefit of the minor’s estate subject to two

exceptions of which we may only note the

exception carved out in sub-section (2) of Section

8. Section 8(2) provides that the natural guardian

shall not without the previous permission of the

Court, inter alia, transfer by way of a sale any part

of the immovable property of a minor. The effect

of violation of this provision has been provided for

in the section itself under sub-section (3). This

sub-section reads:

“8. (3) Any disposal of immovable property by a

natural guardian, in contravention of sub-section(1) or

sub-section(2), is voidable at the instance of the minor

or any person claiming under him.”

S.A.16/1997. 30

In view of the express language used, it is

clear that the transaction entered into by the

natural guardian in contravention of sub-section

(2) was not void but merely voidable at the

instance of the minor. To hold that the

transaction in violation of Section 8(2) is void

would not only be contrary to the plain words of

the statute but would also deprive the minor of

the right to affirm or ratify the transaction upon

attaining majority. This Court in Vishambhar v.

Laxminarayan has also held that such transactions

are not void but merely voidable. It was also held

that a suit must be filed by a minor in order to

avoid the transaction within the period prescribed

under Article 60 of the Limitation Act. The High

Court did not consider the issue of limitation at all

in view of its finding on the effect of a violation of

Section 8(2) of the Act. As the conclusion of the

High Court on this aspect of matter is

unsustainable, the impugned decision must be set

aside.”

This court had occasion to consider the issue in the decision

reported in Ramadas Menon v. Sreedevi (2004() K.L.T.

S.A.16/1997. 31

323 (F.B)). After referring to the various decisions, this court

noticing that going by Section 8(3), transaction is only

voidable held that it is incumbent on the part of the person

concerned to have the deed set aside. Without having the

deed set aside, he cannot seek any other relief in respect of

the property. It cannot be said that the transaction could be

simply ignored. The relevant portion reads as follows:

“It is seen that the reference was answered in

the decision reported in Madhukar Viswanath v.

Madhao & Ors. (1999) 9 SCC 4456. The Supreme

Court took the view that it was not necessary to

decide the question in the particular fats of the

case. Subsequently the Supreme Court in another

decision reported in Viswambhar & Ors. v.

Laxminarayan (2001) 6 SCC 163, considered S.8 of

the Act and held as follows:

“The question is, in such circumstances, are the

alienations void or voidable? In Section 8(2) of the

Hindu Minority and Guardianship Act, 1956, it is laid

down, inter alia, that the natural guardian shall not,

without previous permission of the court, transfer by

sale any part of the immoveable property of the minor.

In sub-section (3) of the said section, it is specifically

S.A.16/1997. 32

provided that any disposal of immoveable property by

a natural guardian, in contravention of sub-section (2)

is voidable at the instance of the minor or any person

claiming under him. There is, therefore, little scope for

doubt that the alienations made by Laxmibai which are

under challenge in the suit were voidable at the

instance of the plaintiffs and the plaintiffs were

required to get the alienations set aside if they wanted

to avoid the transfers and regain the properties from

the purchasers.”

In view of the above decision, it is now clear that

the alienations have to be challenged and without

setting aside the alienation, no relief can be

obtained.

In the above view of the matter, we hold that

there should be a prayer to set aside the

alienation effected by the natural guardian without

the court’s sanction. The plaintiff cannot merely

ignore the sale deed.”

17. In the light of latter decisions and the

authority pronounced by this court and the apex court in the

matter, the view taken by the lower appellate court cannot

be sustained.

S.A.16/1997. 33

18. There is no prayer in the plaint to have Ext.B1

sale deed set aside. Going by the decisions already referred

to, the current view is that it is absolutely necessary for the

person, who was assailing the transaction, to have it set

aside in accordance with law before he could seek further

reliefs in the matter. That having not been done, the suit

has to fail.

in the result, this appeal is allowed, the impugned

judgment and decree of the lower appellate court is set

aside and the judgment and decree of the trial court is

restored. There will be no order as to costs.

P. BHAVADASAN,
JUDGE

sb.

S.A.16/1997. 34

P. BHAVADASAN, J.

– – – – – – – – – – – – – – – – – – – – – – – – – – –

S.A. No. 16 of 1997

– – – – – – – – – – – – – – – – – – – – – – – – – – –

JUDGMENT

28.05.2010