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 7, Cited by 2]

Bombay High Court

Mohanlal Khubchand vs Jagjivan Anandram on 29 September, 1937

Equivalent citations: (1938)40BOMLR394, AIR 1938 BOMBAY 298

JUDGMENT
 

Rangnekar, J.
 

1. His Lordship, after setting out the tacts and discussing the evidence, arrived at the conclusion that the alienations made by Mahakor were not supported by legal necessity and should be set aside. The question of the award of mesne profits was next dealt with]. This brings us to the question about the mesne profits. The learned trial Judge held that the plaintiffs were entitled to mesne profits and he ordered the defendants to pay to the plaintiffs mesne profits at the rate of Rs. 8 per acre in proportion to the lands in their possession for three years before suit and future mesne profits at the same rate from the date of the suit until delivery of possession to the plaintiffs. The appellants complain of the first part of this order.

2. Mr. Desai relies, first, upon an unreported decision of a divisional bench of this Court consisting of the learned Chief Justice and my brother Sen in Sokebgouda Somappa v. Parawa. (1934) First Appeal No. 73 of 1932, decided by Beaumont C.J. and Sen J., on August 3,1, 1934 (Unrep.). In that case, the Court, following Subba Goundan. v. Krishnamachari (1921) I.L.R. 45 Mad. 449 and Ramasami Aiyar v. Venkatarama Ayyar (1923) I.L.R. 46 Mad. 8,15 held that a reversioner who succeeded in getting a sale made by a Hindu widow set aside on the ground that there was no legal necessity for it was not entitled to get mesne profits for any period prior to the institution of his suit. This decision, of course, is binding on us, even if we thought it to be wrong. But it appears that the principles laid down in that case were again considered in Mallappa v. Anant by the learned Chief Justice and Mr. Justice Divatia. It was a case where a minor sued to set aside an unauthorized sale of his property by his guardian. After referring to his earlier unreported decision and pointing out that another bench of this Court had taken a different view in Appanna Kenchappa Banati v. Vithal Ramchmdra Petkar (1936) First Appeal No. 20 of 1930, decided by Broomfield and Tyabji JJ., on February 10, 1936 (Unrep.) the learned Chief Justice held that an order for mesne profits for any period prior to the suit was not justified on principles of equity, and then proceeded to consider whether it would be right in law. His Lordship observed as follows (p. 944) :-

In my opinion the true view is that where the plaintiff sues to set aside the original transaction, whether it be a sale by a Hindu widow, or manager of a joint family, or guardian of a, minor, and he makes the original parties to the transaction, or their representatives, parties, he is entitled to an order restoring the parties to their original position. In such a case the Court is in a position to make such order as is just and equitable, and to provide that the plaintiff recovers the land with mesne profits from the date from which he was dispossessed, and the defendant-purchaser gets back his purchase money with interest, and in a proper case other moneys to which he may be entitled. That is the form of order made when a sale is set aside as induced by fraud, see Seton on Decrees, 7th Edition, Vol. III, page 2250. But if the attitude which the plaintiff adopts is that he merely desires to recover possession of the land, and that the payment of the purchase money to a party who was not entitled to receive it, is no concern of his, then he is entitled, in my opinion, merely to an order for recovery of possession with mesne profits from the date of suit. He cannot in such a case treat the purchaser, who was in, under a voidable conveyance, as a mere trespasser...as against him.

3. It is said by the learned Counsel on behalf of the respondents that this decision is net correct. As to the earlier decision of the learned Chief Justice and Mr. Justice Sen, the learned Counsel says that the decision of their Lordships of the Privy Council in Bijoy Gopal Mukerji v. Krishna Mahishi Debi (1907) L. R. 34 I.A. 87 : s.c. 9 Bom. L. R. 602 was either not brought to their Lordships' attention or that its effect was not considered, and that, therefore, the decision in Sahebgouda Somappa v. Parawa is not binding on this Court. He further says that the cases in the Madras High Court relied upon by the Court in Sahebgouda Somappa v. Parawa wery not cases of a reversioner seeking to set aside a sale by a Hindu widow without legal necessity. This, undoubtedly, is correct. It is argued by him that it is not necessary for a reversioner to sue a purchaser from a Hindu widow to set aside the sale or alienation made without any legal necessity, and that he can straightaway bring a suit for possession under Article 141. He asserts that if there is no legal necessity the transaction is a nullity and not a voidable transaction ; and for this purpose he relies on the observations of their Lordships of the Privy Council in Bijoy Gopal's case.

4. In these circumstances it has become necessary for us to consider the question de novo. What, then, is the position ? It is beyond dispute that wrongful possession of the defendant is the foundation for a claim to mesne profits. That is implicit in the definition of mesne profits contained in Section 2(12) of the Civil Procedure Code. The question, then, is, When does the possession of' an alienee from a Hindu widow, when there was no legal necessity justifying the alienation, become wrongful ? Is his possession wrongful ab initio, i.e. from the date of alienation, or is it from the time that the alienation is challenged ? If the possession is wrongful from the very commencement, then, of course, there can be no answer to the claim for mesne profits made by a reversioner who is seeking to set aside the sale. But if not, then there is no principle of equity or of law which would justify an award of mesne profits from a period anterior to, the moment when the sale is challenged. Now, the answer to this inquiry must depend upon the powers of a Hindu widow, the nature of her estate and the rights of her husband's reversioners.

5. Mr. Thakor says that a Hindu widow is a life-tenant and any alienation by her is void and not merely voidable. I am unable to accept the contention. It is well established by authorities, which cannot now be disputed, that a Hindu widow is not a tenant-for-life, but is the owner of the property inherited by her from her husband, subject to certain restrictions on alienation and subject to its devolving upon the next heir of her husband upon her death. The whole estate is for the time being vested in her and she represents it completely. [See Moniram Kolita v. Kerry Kolitany. (1879-80) L. R. 7 I.A. 115, 154] Bijoy Gopal Mukerji v. Krishna Mahishi Debt (1907) L. R. 34 I.A. 87 : s.c. 9 Bom. L. R. 602 on which the learned Counsel relies, also lays down the same principles. In Janaki Ammal v. Nmayanasami Aiyer (1916) L. R. 43 I.A. 207 : s.c. 18 Bom. L. R. 856 their Lordships of the Privy Council observed (p. 209) : " Her (widow's) right is of the nature of a right of property : her position is that of owner : " and they stated that so long as she is alive, no one has any vested interest in the succession. Apart from legal necessity, a Hindu widow can alienate immoveable property with the consent of the next reversioner, or for certain religious or charitable purposes. Under the Mayukha she can dispose of moveable property by act inter vivos. An alienation of immoveable property by her without any legal necessity is valid and passes her life interest to the alienee. These principles are too well settled to require any authority to be cited. If, then, this is the nature of a widow's estate, can it be said that an alienation made by her without necessity is a void transaction as Mr. Thakor argues? It is well settled that this is not the case. " Such an alienation will be valid during the widow's lifetime. If not made for a lawful purpose, such as will bind the heirs, it has no effect against them when their title accrues; they may then sue for possession, and the statute will run from that date." (Mayne, p. 961). But even then the alienation is not void but voidable; the reversioner may affirm or ratify it. This is the principle which is laid down in Bijoy Gopal's case. [See also Raja Modhu Sudhan Singh v. Rooke (1897) L. R. 24 I.A. 164 and Rangasami Gounden v. Nachiappa Gounden. (1918) L. R. 46 I.A. 72 : s.c. 21 Bom. L. R. 640] I do not think that there is anything in the observations of their Lordships of the Privy Council in Bijoy Gopal's case which in any way militates against the view which we are taking.

6. Apart from the fact, as pointed out by the learned Chief Justice in Malappa Gurupadapa v. Anant Balkrishna (1936) 38 Bom. L. R. 941 that the only point which was argued before their Lordships of the Privy Council in Bijoy Gopal's case was one of limitation, I think the observations to which the learned Counsel referred sup-port the view which we are taking. Their Lordships first observed that it was open to the reversioner to affirm the sale or alienation made by the Hindu widow without any legal necessity, expressly or impliedly. They then referred to the prior decision of the Privy Council in Raja Modhu Sudan Singh v. Rooke (1897) L. R. 24 I.A. 164 and observed as follows) (p. 91) :-

In the case before this Board cited by the learned Judge the question was whether the acceptance of rent payable under the putni and other circumstances afforded evidence of am election by the raja to confirm the putni and treat it as valid. If it was ipso facto void it could not of course be confirmed, and the acceptance of rent would be evidence only of the creation of a new tenancy. A Hindu widow is not a tenant for life, but is owner of her husband's property subject to certain restrictions on alienation and subject to its devolving upon her husband's heirs upon her death. But she may alienate it subject to certain conditions being complied with. Her alienation is not, therefore, absolutely void, but it is prima facie voidable at the election of the reversionary heir. He may think fit to affirm it, or he may at his pleasure treat it as a nullity without the intervention of any Court, and he shews his election to do the latter by commencing an action to recover possession of the property..

7. Reading the whole passage in the light of the other decisions of the Privy Council, which are referred to above, it is difficult, in my opinion, to accept the contention that a sale by a Hindu widow is ab initio void or a nullity. All that their Lordships observed is that it is open to a reversioner to elect to treat it as a nullity, and this he does by instituting a suit to recover possession of the property. It is from that time the sale becomes wrongful, and the possession of the alienee wrongful. What is capable of being affirmed can never be void (Bijoy Gopal Muherji v. Krishna Mahishi Debi (1907) L. R. 34 I.A. 87 : s.c. 9 Bom. L. R. 602] It is clear that if the sale is not disputed by the reversioner, it would confer on the alienee a valid title against third parties. A voidable transaction is perfectly valid until it is avoided by the party entitled to do so, or until he elects to avoid it. In this view, it is difficult to accept the contention that the possession of an alienee from a Hindu widow is wrongful at any time anterior to the exercise of the election, even if the alienation is found to be made without a justifying cause.

8. We, therefore, agree with the view taken by the Court in Sahebgouda Somappa v. Parawa that in a suit brought by the next reversioner to set aside an alienation made by a Hindu widow without any legal necessity, if he succeeds, he is not entitled to mesne profits for any period prior to the institution of the suit. This view as regards sales by a Hindu widow is re-affirmed in Malappa v. Anant, but, we think, with great respect, too broadly to be accepted. In the passage from the decision in Gurupadapa's case the learned Chief Justice stated that in his opinion, in such a suit " the plaintiff is entitled to an order restoring the parties to their original position." This, we venture to think, is not a correct view to take of such suits in all cases. As pointed out by Mayne (p. 964), in general where a conflict arises between the reversioner and the alienee of the widow, the question is simply whether the alienation was for a lawful and necessary purpose or not. If it was, it binds him; if it was not, it does not bind him. In either view no equity can arise between them. In some cases, however, the reversioner is at liberty to set aside the transaction but only on special terms. For instance, if the widow sold a larger portion of the estate than was necessary to raise the amount which the law authorized her to raise, the sale cannot be absolutely void as against the reversioners, but they could only set it aside by paying the amount which the widow was authorized to raise with interest from her death, the defendant accounting for rents and profits from the same period'. Where the sale is justified as to part of the consideration and not justified as to another part, the reversioner may obtain a decree that he is entitled after the death of the widow to recover the whole property sold on payment of such portion of the consideration as represents the money borrowed for a legal necessity. It is in such cases only that equitable considerations can come in.

9. For these reasons, the order made by the learned Judge in this respect seems to us to be wrong and that order will have to be struck off from the decree made by the learned Judge.

10. The decree then will have to be varied by striking off the words " for the three years next before suit."

11. The decree then will run that the defendants shall give up possession as set out in the plaint : that defendants Nos. 1 and 2 shall pay Rs. 66, defendants Nos. 8, 9 and 10 shall pay Rs. 72, defendant No. 3 shall pay Rs. 96, defendant No. 4 shall pay Rs. 96, and defendants Nos. 5, 6, 7 and 11 shall pay Rs. 96 as mesne profits from the date of the suit until possession is restored to the plaintiff at the) rate of Rs. 8 per annum per acre of lands respectively in the possession of these defendants.

12. The order of costs made by the lower Court will stand and the parties will pay and receive proportionate costs of this appeal.