Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 18, Cited by 0]

Karnataka High Court

Sri Ranganatham vs Sri Subramaniam on 15 December, 2023

                             1
                                          RFA NO. 1507/2013


       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

        DATED THIS THE 15TH DAY OF DECEMBER, 2023

                        PRESENT

          THE HON'BLE MRS. JUSTICE K.S.MUDAGAL
                            AND
            THE HON'BLE MR. JUSTICE C.M.JOSHI

               RFA NO. 1507/2013 (PAR)

BETWEEN:

SRI RANGANATHAM,
AGED ABOUT 53 YEARS,
S/O SRI RAMAIAH,
R/AT MARUTHI NAGAR,
YELAHANKA OLD TOWN,
BANGALORE-560 064.
                                                ...APPELLANT
(BY SRI C SHANKAR REDDY, ADVOCATE [PH])

AND:


1.   SRI SUBRAMANIAM,
     S/O SRI RAMAIAH,
     AGED ABOUT 47 YEARS.

2.   SMT. PADMAVATHY,
     W/O LATE RAMACHANDRA,
     AGED ABOUT 38 YEARS.

3.   KUM. VARNALATHA,
     D/O LATE SRI RAMACHANDRA,
     AGED ABOUT 18 YEARS.
4.   KUM. NITREJA,
     D/O LATE RAMACHANDRA,
                              2
                                        RFA NO. 1507/2013


     AGED ABOUT 18 YEARS.

5.   MASTER GIRISH,
     S/O LATE SRI RAMACHANDRA,
     AGED ABOUT 16 YEARS.

     THE RESPONDENT NO. 5 BEING A MINOR
     IS REP. BY HIS MOTHER AND NATURAL
     GUARDIAN, THE RESPONDENT NO.3 HEREIN

     RESPONDENTS 2 TO 5 ARE R/AT:
     MARUTHI NAGAR, YELAHANKA TOWN,
     BANGALORE NORTH, BANGALORE-64.

6.   SRI RAMAKRISHNAPPA,
     S/O SRI VENKATASWAMY,
     AGED ABOUT 70 YEARS.

     DEAD BY LEGAL
     REPRESENTATIVES R7 TO 9, WHO ARE
     ALREADY ON RECORD.
     CAUSE TITLE CORRECTED V/O DATED
     29.06.2015.

7.   SMT. SIDDAMMA,
     W/O SRI RAMAKRISHNAPPA,
     AGED ABOUT 64 YEARS.

8.   SRI MADAN MOHAN,
     S/O SRI RAMAKRISHNAPPA,
     AGED ABOUT 52 YEARS.

9.   SRI SHIVA SHANKAR,
     S/O SRI RAMAKRISHNAPPA,
     AGED ABOUT 45 YEARS.

     RESPONDENTS 6 TO 9 ARE
     R/AT:NO 1695,
     KAMAKSHAMMA LAYOUT,
     YELAHANKA, BANGALORE-560 064.
                               3
                                     RFA NO. 1507/2013


10 . SRI SREERAMULU,
     S/O SRI VENKATASWAMY
     AGED ABOUT 62 YEARS.

11 . SMT. ALUVELAMMA,
     W/O SREERAMULU,
     AGED ABOUT 48 YEARS.

12 . SRI NANDA KUMAR,
     S/O SRIRAMULU,
     AGED ABOUT 30 YEARS.

    RESPONDENTS 10 TO 12 ARE
    R/AT: VANI VIDYA KENDRA,
    KAMMAKSHAMMA LAYOUT,
    YELAHANKA, BANGALORE-560 064.

13 . SMT. RAJAMMA,
     W/O SRI SHANAKRAIAH,
     AGED ABOUT 60 YEARS,
     R/AT NO II 250-A31-16,
     RAJA NAGAR,
     NEERUGUTTA VARIPALLI,
     MADANAPALLI TALUK,
     CHITTOOR DISTRICT.
     ANDHRA PRADESH.

14 . SMT. SAMPOORNA,
     W/O SRI MURTHY,
     AGED ABOUT 51 YEARS,
     R/AT 8TH MAIN, 2ND CROSS,
     VINAYAKA NAGAR,
     BAGALUR ROAD,
     YELAHANKA, BANGALORE.

15 . SMT. VENKATAMMA,
     W/O SRI LAKSHMAIAH AND,
     D/O CHOWDAIAH,
     C/O SRI SATHYANARAYANA,
     AGED ABOUT 90 YEARS,
     NO.1757, CHOWDESHWARI LAYOUT,
                             4
                                         RFA NO. 1507/2013


    YELAHANKA,
    BANGALORE-64.
                                           ...RESPONDENTS

(SRI S GANGADHARA AITHAL, ADVOCATE FOR C/R8 [PH];
     R1 TO R4, R5, R7, R9 TO R12 SERVED;
     V/O DATED 02.01.2015 NOTICE TO R13 IS HELD
     SUFFICIENT;
     R14 & R15 ARE SERVED;
     V/O DATED 29.06.2015 R7 TO R9 ARE TREATED AS
     LRS OF DECEASED R6;
     SRI N.S. VISWANATHA, ADVOCATE FOR PROPSED R16 TO
     R20)


     THIS RFA IS FILED UNDER SECTION 96, R/W, ORDER XLI,
RULE-1 OF CPC, AGAINST THE JUDGMENT AND DECREE DATED
26.07.2013 PASSED IN O.S.25036/2007 ON THE FILE OF THE
XXVIII-ADDL. CITY CIVIL JUDGE, MAYO HALL, BENGALURU,
DISMISSING THE SUIT FOR PARTITION AND SEPARATE
POSSESSION.

     THIS REGULAR FIRST APPEAL HAVING BEEN HEARD AND
RESERVED ON 14.09.2023, COMING ON FOR PRONOUNCEMENT
OF JUDGMENT THIS DAY, C.M.JOSHI J., DELIVERED THE
FOLLOWING:

                       JUDGMENT

Being aggrieved by the judgment and decree dated 26.07.2013 passed in O.S.25036/2007 by the learned XXVIII- Additional City Civil Judge, Mayo Hall, Bangalore, dismissing the suit of the plaintiffs for partition and 5 RFA NO. 1507/2013 separate possession of the suit schedule properties, the plaintiff No.1 has filed this appeal.

2. For the sake of convenience, the parties would be referred to with their rankings as held by them before the trial Court.

3. The brief facts are as below:

The plaintiffs contended that propositus of the family of plaintiffs and defendants, Gumpu Chowdaiah, had three sons and two daughters. Among them, plaintiffs represent the branch of second son Ramaiah and defendants represent the branch of first son Venkataswamy. The other son of Chowdaiah, i.e., Subbanna died intestate and his wife predeceased him. The daughters of Chowdaiah, got married prior to 1956 and one among them i.e., Papulamma died without any issues in the year 1954. The said Chowdaiah died in the year 1960, at Balepalli, Andhra Pradesh. Ramaiah died in or about the year 2000 and his wife predeceased him in the year 1978; and Venkataswamy 6 RFA NO. 1507/2013 died in the year 1994 with his wife predeceased in the year 1978.

4. The plaintiffs contended that the defendants along with the plaintiffs constituted a Hindu Undivided Family and they had certain properties at Andhra Pradesh and the family was engaged in the business/profession of weaving. They used to sell the cloth weaved at their village by visiting Yelahanka, Bangalore. Later some of the members of the family migrated to Bangalore and settled there and continued to sell the cloth. The family acquired moveable and immoveable properties in Bangalore as well as in Andhra Pradesh in the names of the family members for the benefit and use of all the joint family members. However, the properties at Andhra Pradesh were acquired, stood in common. The plaintiffs also averred that so far as the properties situated at Andhra Pradesh are concerned, they have filed OS No.215/2006 in the Court of Senior Civil Judge, Madanapalli, for partition and separate possession. The plaint also avers that Schedule -1,3,5 and 22 to the 7 RFA NO. 1507/2013 plaint were purchased in the name of the defendant No.1 out of the joint family funds; Schedule- 2, 25 and 27 were acquired in the name of the wife of the defendant No.1 i.e. the defendant No.2-Siddamma; Schedule- 9, to 13, 17 and 19 were purchased in the name of defendant No.4 who is the second son of defendant No.1; Schedule- 4,14,15, 16, 18, 20, 23,24 and 26 were also purchased in the name of defendant No.3, who is the first son of defendant No.1 out of the joint family funds; Schedule-7 property was purchased out of the joint family funds in the name of defendant No.7, who is the son of Sreeramulu; Schedule-6,8 and 21 were purchased in the name of defendant No.6-Alivelamma, who is the wife of Sreeramulu and Schedule -27 were acquired in the name of the defendant No.2 out of the joint family funds. It is contended that the movables mentioned in Schedule 28 and 29 were the joint family properties. The plaint also averred that after the death of Venkataswamy and Ramaiah, there were misunderstanding between the plaintiffs and defendants 8 RFA NO. 1507/2013 and the defendants started to exclude the plaintiffs to enjoy their legitimate rights by usurping the income of the joint family properties by themselves and also to alienate some of the joint family properties. Therefore, the plaintiffs made several persuasive efforts to effect a partition, which went in vain and thereafter, the plaintiffs issued legal notice which was not heeded to.

5. Plaintiffs also contended that the defendants have set up a palupatti dated 02-06-1975 between Gumpu Ramaiah and Gumpu Venkataswamy, which is a false and fabricated document, whereby the properties at Bangalore were allotted to Venkataswamy and properties in Andhra Pradesh were allotted to Ramaiah. It was contended that the said document of Palupatti is inoperative, unenforceable against the plaintiffs and is hit by the provisions of Registration Act as well as Karnataka Stamp Act. Therefore, the said document is not binding on the plaintiffs. It was alleged that the alleged partition deed dated 25-4-1988 among the defendants was without the 9 RFA NO. 1507/2013 consent of the plaintiffs and therefore, it is a ploy to defeat the rights of the plaintiffs. Hence, they have sought for partition in all the suit schedule properties.

6. On being summoned by the trial Court, the defendants appeared and filed their written statement. Though they admitted the relationship between the parties, the other allegations made in the plaint were denied. They contended that there is no such joint family or the joint family property. It was stated that after the death of Gumpu Chowdaiah, there was a partition and division was effected between the sons of Chowdaiah. They contended that after such partition, the members of the family have acquired their individual properties out of their self earnings. All the suit schedule properties are the self acquired properties of these defendants and they were not the joint family properties. They contended that some of the properties were purchased and sold by the defendants. They have narrated the transactions they have entered into in respect of the schedule- 10,11,19, 20, 24, 25, 26 and 27 10 RFA NO. 1507/2013 in detail. They also contended that there were no such immoveable properties which were acquired out of the joint family funds.

7. They put forth a contention that on 02-06-1975 there was a palupatti between Ramaiah and Venkataswamy. In view of the said partition, the joint family came to an end. Thereafter, the defendant No.1- Ramakrishnappa and defendant No.5-Sreeramulu, entered into a registered partition deed dated 25-4-1988. They also contended that by palupatti dated 02-06-1975, the properties at Andhra Pradesh were allotted to the share of Gumpu Ramaiah as 'B' schedule properties and the properties at Yelahanka, Bangalore were allotted to Venkataswamy as 'A' schedule properties. They contended that the properties allotted to the share of Ramaiah were sold and the plaintiff No.1 was a witness for such sale deed. Therefore, it is contended that there existed no such joint family, much less any joint family property. On these grounds, they sought for dismissal of the suit. 11 RFA NO. 1507/2013

8. By way of additional written statement, they contended that the document dated 2-6-1975 is only a palupatti, but not a deed of partition and hence the provisions of law regarding Registration Act and Karnataka Stamp Act are not applicable.

9. On the basis of the above pleadings of both the parties, the trial Court framed the following issues:

1. Whether the plaintiff proves that the suit properties are the joint family properties liable for partition?
2. Whether the plaintiffs are entitled for ½ share in the suit properties?
3. Whether the defendants are liable to account for rents and mesne profits?
4. Whether the plaintiffs prove that the palupatti dated 2.6.75 and partition deed dated 25.4.88 are not binding on the plaintiff?
5. Whether the defendants prove that the suit properties are their self acquired properties?
6. Whether the defendants prove that a partition was effected between late Ramaiah and his brothers as per palupatti dt. 2.6.75 since then there is no 12 RFA NO. 1507/2013 joint family exists between them. Subsequently, D1 & 5 Ramakrishnappa and Sreeramulu partitioned the properties through partition deed dt. 25.4.88 as enumerated in para 18 of W.S.?
7. What order or decree?

10. The trial Court after hearing both the sides and considering the oral evidence of PW.1 to PW.3 and DW.1 to DW.3 and documentary evidence of Exs.P1 to P19 and Exs.D1 to 9 answered issue Nos. 1 to 4 in the negative and issue Nos. 5 and 6 in the affirmative and finally dismissed the suit of the plaintiffs.

11. Being aggrieved by the said judgment, plaintiff No.1 has approached this Court in appeal.

12. On being issued with the notice by this Court, respondent No.8/contesting respondent appeared through his counsel; notice to respondent Nos. 1 to 5,7,9 to 12, 14 and 15 served; notice to respondent No.13 is held sufficient.

13

RFA NO. 1507/2013

13. During the pendency of the appeal, respondent No.6 died and respondent Nos. 7 to 9 are treated as LRs of deceased respondent No.6.

14. During the pendency, IA No.1/2021 is filed by the appellant/plaintiff No.1 for impleading respondent Nos. 16 to 20, who were the purchasers of some of the suit schedule properties from the defendants; and IA No.1/2020 for Appointment of a Receiver in order to receive the rents from the tenants who are in possession of the suit schedule No.2,3,5,6 and 8 properties.

15. On issuance of notice, the proposed respondent Nos. 16 to 20 have also appeared through their counsel.

16. We have heard the arguments by both the sides. Arguments

17. The learned counsel appearing for the appellant/plaintiff No.1 contended that originally, the members of family of propositus i.e., Gumpu Chowdaiah, were the residents of Andhra Pradesh and they used to 14 RFA NO. 1507/2013 come to Bangalore to sell the cloths weaved by them. Therefore, Venkataswamy migrated to Bangalore and settled at Bangalore. It is submitted that all the earnings of the joint family business were put into common pool and various properties were purchased out of the joint family funds in Bangalore as well as in Andhra Pradesh. Such purchases were made in the name of the members of the joint family. It is submitted that the defendants started asserting their rights in respect of the properties standing in their name and therefore, the plaintiffs were constrained to file the suit.

18. The learned counsel for the appellant further submits that the alleged 'Palupatti' contended by the defendants produced at Ex.D6 dated 02-06-1975 is an unregistered document and therefore, it is inadmissible in evidence. It is submitted that the said document could not have been relied by the trial Court as it is unregistered and sufficient stamp duty was not paid upon it. It is submitted that it is an instrument of partition, but not a memorandum 15 RFA NO. 1507/2013 of partition and therefore, the trial Court erred in holding that Ex.D6 evidences an earlier partition. It is submitted that the trial Court also erred in holding that Ex.D6 shows the severance of the joint family status between the plaintiffs and the defendants in the year 1975. He submits that Exs.P1 to P5 show that plaintiffs have instituted the suit at Madanapalli in respect of the properties situated in Andhra Pradesh. He submits that one of the property situated in Andhra Pradesh as mentioned in Ex.P7- Encumbrance Certificate was sold by Venkataswamy in the year 1985 and if at all there was a partition in the year 1975, the property was belonging to Ramaiah and there was no reason for Venkataswamy to execute the sale deed as if it is his own property.

19. Learned counsel for appellant also submits that Ex.P10 which is the certified copy of sale deed shows that defendant No.1-Ramakrishnappa has sold one of the property which he had purchased in the year 1980 as if it is his self acquired property. In fact, it was not a self acquired 16 RFA NO. 1507/2013 property, but it was purchased out of the joint family funds. It is submitted that the trial Court also erred in accepting the evidence of DW.1, who had no personal knowledge of the affairs of the joint family. In fact, he admits that his mother knows better than him in respect of the joint family and therefore, the mother of DW1 ought to have been examined. He also submits that the trial Court has not considered the contentions of the appellant/plaintiff No.1 that Ex.D6, the unregistered partition memo could not have been admitted in evidence. Therefore, when the admissibility of Ex.D6 itself is disputed, it totally erred in relying on the same.

20. The next argument of the learned counsel for the appellant would be that, DW.2 and DW.3, who are the alleged witnesses to Ex.D6, have been cross-examined at length and their evidence is not reliable. Even if their evidence is accepted, Ex.D6 could not have been accepted by the trial Court as it is an inadmissible document. 17 RFA NO. 1507/2013

21. The third submission of the learned counsel for the appellant is that, even though Ex.D6 is considered, it was not acted upon in view of the parties possessing the documents. He submits that one of the property situated at Andhra Pradesh was sold by Venkataswamy though he had no rights in the same as per his own document Ex.D6. Therefore, he submits that the trial Court totally erred in appreciating the evidence on record. In support his case, learned counsel for the appellant has relied on the following decisions;

1. Yellapu Uma Maheswari and another Vs. Buddha Jagadheeswararao and others1;

2. Man Kaur (Dead) by LRs Vs. Hartar Singh Sangha2;

3. Thulasidhara and another Vs Narayanappa and others3;

4. Prataprai N. Kothari Vs. John Braganza4;

5. Iswar Bhai C. Patel alias Bachu Bhai Patel Vs. Harihar Behera and another5;

1 (2015) 16 Supreme Court Cases 787;

2

(2010) 10 Supreme Court Cases 512;

3

(2019) 6 Supreme Court Cases 409;

4

(1999) 4 Supreme Court Cases 403;

18

RFA NO. 1507/2013

6. Gopal Krishnaji Ketkar Vs. Mohamed Haji Latif and others6;

7. Gangaiah and another Vs. oslaiah and another7;

8. Mallappa Girimallappa Betgeri and others Vs. R. Yellappagouda Patil and others8;

9. Mallesappa Bandeppa Desai and another Vs. Desai Mallappa alias Mallesappa and another9;

10. Baikuntha Nath Paramanik (dead) by his LRs. and heirs Vs. Sashi Bhusan Paramanik (dead) by his LRs and others10;

11. The State Bank of Travancore Vs.Arvindan Kunju Panicker and others11;

12. M. Venkataramana Hebbar (Dead) by LRs Vs. M. Rajagopal Hebbar and others12;

13. Indranarayan Vs. Roop Narayan and another13;

14. Govindappa Vs. Anjinappa14;

5 AIR 1999 Supreme Court 1341;

6

AIR 1968 Supreme Court 1413;

7

1990 SCC Online Karnataka 248;

8

AIR 1959 Supreme Court 906;

9

AIR 1961 Supreme Court 1268;

10

AIR 1972 Supreme Court 2531;

11

AIR 1971 Supreme Court 996;

12

(2007) 6 Supreme Court Cases 401;

13

AIR 1971 Supreme Court 1962;

14

Laws (KAR) 2014 6 112 (RSA No.5239/2011 and connected matters; 19 RFA NO. 1507/2013

15. Sita Ram Bhama Vs. Ramvatar Bham15;

16. Smt. Lokamani and others Vs. Smt. Mahadevamma and others16;

22. Per contra, the learned counsel appearing for the contesting defendant/respondent No.8 submits that the suit filed by the plaintiffs at Madanapalli in O.S.No.215/2006 has been dismissed for non-prosecution. He submits that the Schedule- 18, 19 and 20 are to be excluded as those properties were the properties situated at Madanapalli. He points out Prayer No.3 in the plaint, wherein the plaintiffs have excluded those properties from the purview of the suit. Now the suit filed in Madanappali having been dismissed, the present suit is not maintainable.

23. The next prong of the argument of the learned counsel for the respondent No.8 would be that the cross-examination of PW1 shows that after 1975, there was severance of the joint family. He points out that the 15 (2018) 15 Supreme Court Cases 130;

16

ILR 2015 Karnataka 5095;

20

RFA NO. 1507/2013 admissions of PW.1 are clear, cogent and elaborate. Therefore, the severance of the status of the joint family has been admitted by PW.1 in his cross-examination, which corroborates with the documents produced by the defendants at Ex.D6. He further submits that Ex.D6- Palupatti is only an agreement and it cannot be considered to be an 'instrument of partition'. Therefore, there was severance of joint family status in the year 1975 and any acquisitions made by the parties thereafter are not amenable for partition. He points out that in the cross-examination of PW.1 there is a categorical admission that all the suit schedule properties, except schedule Nos.18,19,20 which have been excluded by the plaintiffs are acquired by the defendants after 1975. Therefore, he submits that judgment of the trial Court is proper and correct and there is no need for interference.

24. Therefore, the only point that arises is, whether there was partition in the joint family in and around the year 1975 and Ex.D6 is admissible as proof of partition? 21 RFA NO. 1507/2013 Analysis and Conclusions:

25. It is trite law that the burden of proving that the properties are the joint family properties is on the person who asserts the same. Simply because there was a joint family, it cannot be said that properties held by members of the joint family are the joint family properties. It is also a settled proposition of law that the severance of the status of the joint family has to be inferred from the intention expressed by any member of the joint family. The status of the joint family severs when such an intention is expressed. The acquisitions made subsequent to such severance of the joint family cannot be subject matter of the partition unless it is established that the usufructs of joint family properties were used for acquisition of such properties. Therefore, keeping in mind these cardinal principles, the evidence on record needs to be analysed.

26. The defendants contend that there was a partition in the year 1975. The fact that prior to 1975, plaintiffs and defendants constituted the joint family is not in dispute. 22 RFA NO. 1507/2013 Therefore, the severance of the status of joint family in the year 1975 having been contended by defendants, the burden of proving the same is on them. Therefore, it is necessary to consider the contentions of the defendants that there was severance of joint family status.

27. The first document relied by defendants in this regard is Ex.D6 dated 02-06-1975. A perusal of Ex.D6 shows that it is an unregistered document and it is styled as 'Palupatti' or 'An Agreement.' The averment in Ex.D6 shows that even though it is in Telugu, the word 'agreement' is used in Telugu script. Therefore, evidently, the document is titled as 'an agreement.' A perusal of contents of the said document show that parties continued to be the members of an Hindu Undivided Family since the time of their ancestors and properties were enjoyed by them jointly. It is also stated that since about six months, the members of the joint family were not cordial for various reasons and therefore, said Gumpu Ramaiah and Gumpu Venkataswamy have agreed to partition the properties. It is also stated 23 RFA NO. 1507/2013 that the elders had gathered and the properties were divided as 'A' schedule and 'B' schedule. It was stated that 'A' schedule was allotted to Venkataswamy and 'B' schedule was allotted to Ramaiah. The said document also mentions that, children of Venkataswamy i.e., Ramakrishnaiah and Sreeramulu had left Veeramreddyvaripalli about 15 years back and they have settled at Yelahanka, Bangalore. Therefore, properties acquired by said Ramakrishnaiah and Sreeramulu, who are children of Venkataswamy were allotted to the share of Venkataswamy. It was also stated that 'B' schedule property was allotted to the share of Gumpu Ramaiah. The properties in schedule 'B' included the properties situated at Chittore District, Madanapalli Taluk and Vengamvaripalli village and Punganoor Taluk, Chavidepalli Samithi, Kanduru village. The said document also mentions that said Venkataswamy has to pay Rs.1,000/- towards marriage of son of Ramaiah i.e. Ranganna (plaintiff No.1). It is stated that both the parties agreed for the decision of the panchayatdars and they have 24 RFA NO. 1507/2013 agreed for said agreement. It is also stated that, if necessary, parties may get the documents registered and have agreed for the same.

28. Obviously, the said document is an unregistered document and it does not mention that by virtue of the said document there was a partition. However, it categorically mentions that it is an agreement. Moreover, payment of Rs.1000/- was deferred to a future event. Therefore, at no stretch of imagination it can be held that it is an instrument of partition and through Ex.D6, there was division of the property and there was relinquishment of the shares. The tenor of the document does not show that by virtue of this document, the partition was effected. The division of the property between the parties was agreed between them. It is also pertinent to note that details of all the properties are not mentioned in it. It simply mentions that the properties situated at Yelahanka, Bangalore belongs to Venkataswamy and the properties situated at Andhra Pradesh belong to Gumpu Ramaiah. Therefore, utmost, it can only be said that 25 RFA NO. 1507/2013 there was severance of the joint family status. Even if we hold that Ex.D6 is a compulsorily registerable document, it can very well be looked onto for collateral purpose of severance of the joint family status.

29. Further, DW.2 and DW.3 are the witnesses to Ex.D6 dated 02-06-1975. DW2-D.Rangaiah Chetty, states that he was present at the time of the execution of Ex.D6 and he has signed it as per Ex.D6(a). Cross-examination of DW2 states that ever after 1975 both the brothers are living cordially. He states that Gumpu Ramaiah was doing cultivation of the lands, weaving and renting the bullock cart and he states that Ramakrishnappa was doing small tailoring job. The tenor of the cross-examination does not show that after 1975 there was no such joint family of the plaintiffs and the defendants, which was joint in food, worship and business.

30. A perusal of cross-examination of DW3- B.V.Nagaraj, who is another witness to Ex.D6 shows that an effort was made to tarnish his testimony but he has 26 RFA NO. 1507/2013 withstood the same. Therefore, there is nothing on record to show that the testimony of DW.2 and DW.3 could be of any doubt. In categorical terms, they have stated that Ex.D6 is an agreement for partition.

31. The next aspect to be noted is regarding the testimony of PW1-Ranganatham. A perusal of the cross-examination of PW1 shows that since 1978 he is working on the looms. He states that he has purchased certain properties out of his own income. He also admits that defendants have also purchased certain properties in their name. He admits that they have spent their own money to purchase the same. He also admits that he has sold one property to Venkataswamy and Kempanna and also to his brother. He admits that some of the suit schedule properties have been sold and he does not know which of them have been sold. He categorically admits that in the year 1975 suit schedule item Nos. 1 to 7 were not in the family. He also admits that he has sold three of the properties and those properties are not included in the suit. 27 RFA NO. 1507/2013 In his cross-examination dated 08-08-2011, he admits that he had written certain letters to the defendants. He also admits that 03 cents out of Sy.No.5/2 of Kanduru village of Ponganur was sold by Gumpu Ramaiah on 8-3-1983 and PW1 is also a witness to it. The said document was confronted to him as per Ex.D2. Further, 02 guntas of land and a house was also sold on 07-03-1985 and PW1 was a witness to it. Another property in Sy.No.6/5 was purchased in the year 1983 and sold in the year 1985. Those documents are marked as Exs.D3 and D4. He also admits that defendant Nos.3 and 4 had purchased properties at Madanapalli and in respect of those properties, he had filed the suit at Madanapalli Civil Judges Court. He also admits the signatures of Venkataswamy and Gumpu Ramaiah in Ex.D5, which is the copy of Ex.D6.

32. The above admissions of PW.1 disclose that after 1975, the plaintiffs as well as the defendants have entered into various transactions of purchasing the property and selling the property at Madanapalli as well as at Yelahanka 28 RFA NO. 1507/2013 Bangalore. The acquisitions are also not in the name of the eldest member of the family but they are in the name of the children of Venkataswamy and the children of Gumpu Ramaiah. Obviously, the transactions were not in the name of Gumpu Ramaiah or Venkataswamy after the year 1975. It is also evident that PW1 has also sold certain properties at Madanapalli, at Andhra Pradesh and he was also a witness to certain sale transactions made by his father Gumpu Ramaiah. Under these circumstances, the categorical admission of PW1 in the cross-examination and the documentary evidence which is available show that the parties have transacted independently, according to their own wish and will, after the year 1975. There is absolutely no material on record to show that the joint family of the plaintiffs and defendants continued in food, worship and estate. The separation also depicted as per the agreement at Ex.D6. Under these circumstances, even if we hold that Ex.D6 is not admissible in evidence, it can very well serve the purpose of proof of severance of the joint family status. 29 RFA NO. 1507/2013 The testimony of DW.2 and DW.3 would also show that the status of the joint family severed on 02-06-1975 or prior to it. Therefore, at no stretch of imagination it can be held that the joint family continued after 02-06-1975.

33. There is categorical admission by plaintiff No.1/PW1 that all the suit schedule properties were acquired after 1975. If they were acquired after 1975, obviously, the burden is on plaintiffs to show that consideration amount was paid out of the joint family nucleus. There is absolutely no material to show that the nucleus of income derived from joint family business of looms and the agricultural properties at Chittoor District was applied for the purchase of the properties by the parties. Under these circumstances, there cannot be any doubt that the status of the joint family had severed in the year 1975.

34. The learned counsel appearing for the appellants placed reliance on the decision in the case of Yellapu Uma 30 RFA NO. 1507/2013 Maheswari and another Vs. Buddha Jagadheeswararao and others referred supra, wherein it was held that;

"Unregistered and unstamped partition deed and a deed of relinquishment of rights in respect of the immoveable property is not admissible in evidence".

In the case on hand, Ex.D6 is not an instrument of partition. But it is titled as 'agreement' and averments also show that it is an 'agreement'. Ex.D6 does not narrate what are all the properties in which the plaintiffs and defendants have relinquished their respective shares. It simply mentions that the properties at Madanappali in Andhra Pradesh belong to the share of Gumpu Ramaiah and the properties at Yalahanka belong to the defendants. Therefore, this decision does not help to the plaintiff No.1.

35. The decision in the case of Man Kaur (Dead) by LRs Vs. Hartar Singh Sangha referred supra, deals with the proposition that "where a party to the suit does not appear in witness box and state his own case on oath and 31 RFA NO. 1507/2013 does not offer himself to be cross-examined by the other side, a presumption would arise that case set up by him is not correct".

In the case on hand, DW.1 has appeared and deposed before the Court. Though he states that some of the facts are better known to his mother, that admission alone cannot be a ground to discard his testimony when the documentary evidence like ex.D6 has been established with the testimony of DW. 2 and DW.3. Moreover, the decision pertains to the suit for specific performance of contract and therefore, the facts can be very well be distinguished.

36. The learned counsel for the appellant has also placed reliance on the decision in the case of Thulasidhara and another Vs Narayanappa and others, referred supra, wherein, it was held that "even unregistered document of family settlement would operate as estoppel against parties to such settlement and it can be used as corroborative evidence as explaining the arrangements made thereunder". In fact, this decision is more helpful to the 32 RFA NO. 1507/2013 defendants than the plaintiff No.1. In the case on hand also, the Ex.D6 acts as an estoppel against the parties.

37. Learned counsel for the appellant also relied on the decision in the case of Iswar Bhai C. Patel alias Bachu Bhai Patel Vs. Harihar Behera and another referred supra. In this Judgment it was held that "when the defendant has not entered into the witness box an adverse inference can be drawn".

38. In the case of Gopal Krishnaji Ketkar Vs. Mohamed Haji Latif and others referred supra, it was held that "a party in possession of best evidence which would throw light on the issue in controversy withholding it, the Court ought to draw an adverse inference against him".

39. In the case of Mallappa Girimallappa Betgeri and others Vs. R. Yellappagouda Patil and others referred supra, it was held that, "new acquisition by Manager in his own name and when he has no independent source of income, the presumption arises that the acquisition was joint family property".

33

RFA NO. 1507/2013

In the case on hand, it is an admitted fact by the plaintiffs that the defendants had moved to Yelahanka Bangalore and there is absolutely no material on record that they had used the income from the nucleus of the family. It is also an admitted fact by the plaintiffs that defendants have started their own business at Yelahanka. Therefore, the decision is not of any relevance.

40. The decision in the case of Mallesappa Bandeppa Desai and another Vs. Desai Mallappa alias Mallesappa and another referred supra, lays down that "self acquisition of coparcener blending the same with the joint family property for the acquisition of the property by the Manager, such acquirer has to prove that it was his self acquired property". Obviously, the above decision is also not of much relevance to the case of the appellant as it is not his case that Venkataswamy was the manager of the family.

Similar proposition is also laid down in the case of Baikuntha Nath Paramanik (dead) by his LRs. and heirs Vs. 34 RFA NO. 1507/2013 Sashi Bhusan Paramanik (dead) by his LRs and others referred supra.

41. In the decision in the case of The State Bank of Travancore Vs. Arvindan Kunju Panicker and others referred supra, it was held that, "a Hindu family will be presumed to be joint unless contrary is proved". In the case on hand, the defendants have proved that there was severance of the status of joint family.

42. We have also gone through the decision reported in the case of M. Venkataramana Hebbar (Dead) by LRs Vs. M. Rajagopal Hebbar and others referred supra, wherein, it was held that "when the parties had arrived at a family settlement and a part of it had been acted upon, the plaintiffs were estopped from filing the suit". It was held that "before the Court rejects a claim for partition of the joint family property at the instance of all the co-owners, it must be established that there had been a partition by metes and bounds". In the said case, the contentions were that the property was joint despite separation in the joint 35 RFA NO. 1507/2013 status. It is held that "the parties may continue to possess the property jointly despite the separation, unless the partition of joint family takes place by metes and bounds".

In the case on hand, no such instances are shown to establish that despite the separation, there was no such partition by metes and bounds and the enjoyment continued to be joint.

43. The decision in the case of Indranarayan Vs. Roopnarayan and also the decision in the case of Govindappa Vs. Anjinappa referred supra, lay down that "there is a strong presumption that the members of the Hindu Joint Family are joint in case of a father and his sons and the burden is on that member who pleads that he had separated himself from the family. There cannot be any qualms about the law laid down in this regard". Admittedly, Gumpu Chowdaiah had died much prior to 1975. Therefore, such strong presumption cannot be drawn in the present case.

36

RFA NO. 1507/2013

44. The decision in the case of Sita Ram Bhama Vs. Ramvatar Bhama (supra) lays down that "registration of a family settlement is necessary only if the terms of the family arrangements/settlement are reduced into writing and the document itself creates or extinguishes any rights in the immoveable property i.e. the terms and recitals of the family arrangement are made under the document itself, however, a mere memorandum prepared after the family arrangement already being made either for the purpose of record or for information is not compulsorily registerable". It was also held that "though unregistered and unstamped family settlement is not admissible in evidence, it can be used for collateral purpose".

In the case on hand, we have held that the Ex.D6 is an agreement between the parties and it does not create a right but it refers to the confirmation of the rights which the parties had acquired earlier and ratifies such earlier rights accrued on the parties. Even if Ex.D6 is held to be a document creating the rights, it can be relied to show that 37 RFA NO. 1507/2013 the joint family had severed in the year 1975 and therefore, the acquisitions by the parties thereafter would not be available for partition.

45. The decision in the case of Smt. Lokamani and others Vs. Smt. Mahadevamma and others supra is concerning the applicability of provisions of Hindu Succession Act, after the 2005 amendment. It was held that "unregistered partition deed is excluded from the purview of the applicability of amended provisions of Section 6 of the Hindu Succession Act".

In the case on hand, the claim for partition is not by the daughters of the propositus. Therefore, the said decision is not applicable to the case on hand.

46. For the aforesaid reasons, we are of the view that the trial Court has rightly considered the issues raised before it. The joint family of the plaintiffs and defendants had severed in 1975 which is evidenced by the 'palupatti' dated 02-6-1975. All the suit properties were acquired subsequent to 02-6-1975 and therefore, it cannot be said 38 RFA NO. 1507/2013 that they were the joint family properties. Therefore, the appeal is bereft of merits.

47. In view of our findings above, the appeal is liable to be dismissed. Therefore, I.A.No.1/2021 filed by the appellant for impleading the proposed respondent Nos. 16 to 20, who are the purchasers of the suit schedule properties acquired by the defendants is devoid of merits and it does not survive for consideration. Hence, the same is dismissed.

48. So also IA No.1/2020 filed by the appellant for Appointment of Receiver to receive the rents from the tenants who are in possession of the suit schedule No.2,3,5,6 and 8 properties which were acquired by the defendants also does not survive for consideration. As such, it is dismissed.

49. Hence, the following:

ORDER
(i) The appeal is dismissed.
39
RFA NO. 1507/2013
(ii) The judgment and decree passed by the Trial Court in OS No.25036/2007 dated 26-7-2013 is hereby confirmed.
(iii) In view of the dismissal of the appeal, all the pending IAs does not survive for consideration. Hence, they are dismissed.

Sd/-

JUDGE Sd/-

JUDGE tsn*