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 5]

Bombay High Court

Sou. Swati W/O. Abhay Deshmukh And ... vs Shri. Abhay S/O. Purushottam Deshmukh on 26 February, 2016

                                                                                                                    sa.18.16
                                                                 1




                                                                                                                   
                                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                      BENCH AT NAGPUR, NAGPUR.




                                                                                     
                                                                ...



                                   SECOND APPEAL NO.  18/2016




                                                                                    
    1)        Sou. Swati  w/o Abhay Deshmukh
              Aged about  44 years, occu: Private 

    2)        Ku. Swapna   d/o Abhay  Deshmukh




                                                                    
              Aged about 20 year,  occu: student

    3)
                                         
              Ku. Swagata  d/o Abhay  Deshmukh
              Aged about 16 years, occu; student
              (Through Natural Guardian of Appellant no.1.)
                                        
              All R/o 55 G, Siddeshwar Apartment
              Behind State Bank of India
              Trimurty Nagar, Nagpur.                                                    ...         APPELLANTS
       


                         v e r s u s
    



    1)        Shri  Abhay   s/o Purushottam Deshmukh
              Aged about  52 years, occu: LIC Agent 
              (Last known)
              R/o 55-G, Siddeshwar Apartment





              Behind  State Bank of India
              Trimurty Nagar, Nagpur 
              (last known  address).

    2)        The State of  Maharashtra 
              Through Collector, Nagpur





              Civil Lines, Nagpur.            ..                                         ... RESPONDENTS

    ...........................................................................................................................
                         Mr. S.V.Purohit,   Advocate for the  appellants
                         Mrs. P.D. Rane,    AGP for    respondent no.2-State
    ............................................................................................................................


                                                         CORAM:  A.B.CHAUDHARI, J
                                                                                 . 
                                                         DATED :     26th  February, 2016




          ::: Uploaded on - 29/02/2016                                                ::: Downloaded on - 31/07/2016 06:44:53 :::
                                                                                         sa.18.16
                                                2




                                                                                       
    ORAL  JUDGMENT:

1. After hearing learned counsel for the appellants, this Court found that this Appeal should be decided at the stage of admission itself, in view of the short controversy involved in the matter.

FACTS:

2. The appellant no.1 Smt. Swati w/o Abhay Deshmukh and her two daughters filed a suit being Regular Civil Suit No.376/2015 in the Court of learned Joint Civil Judge, Junior Division, Nagpur for a declaration of civil death, obviously referable to Section 108 of the Evidence Act, with a prayer to seek declaration that Abhay Deshmukh died civil death since he went missing from 16.7.2006 and was not heard of since then. A report at the Police Station, Ranapratapnagar, Nagpur was lodged on 16.3.2008 that despite due diligence and enquiry made from time to time, Abhay Deshmukh could not be found. Mr. S.V. Purohit, learned counsel for the appellants submitted that Abhay Deshmukh did not have a passport. The period of seven years from 16.7.2006 having been lapsed, the Police Station Officer Ranaprapnagar issued a certificate dated 18.3.2015 (Exh. 18) and it is thereafter the Suit was filed. All the documents relevant to the Suit were filed with required court fees. The affidavit-evidence was filed before the trial Court when the suit was taken up for hearing. The Police Station Officer ::: Uploaded on - 29/02/2016 ::: Downloaded on - 31/07/2016 06:44:53 ::: sa.18.16 3 was also examined before the learned trial Judge. The learned trial Judge, however, dismissed the Suit. The appellants preferred an Appeal.

The learned District Judge-8, Nagpur too dismissed the same and confirmed the decree of dismissal. Hence, the instant Second Appeal is preferred at the instance of the appellants.

SUBMISSIONS:

3. In support of the Appeal, Mr S.V. Purohit, learned counsel for the appellants submitted that the Civil Suit was filed on civil death referrable to section 108 of the Evidence Act, by invoking the plenary jurisdiction under Section 9 of the Civil Procedure Code. The Courts below with reference to Section 34 of the Specific Relief Act made confusion for denying the relief, whereas as matter of fact, there was absolutely no contest, no relatives, friends or for that matter even the State because none including the State objected to the grant of relief pursuant to the notification published by the Court in the newspaper on 21.4.2015 (Exh.13) and, therefore, it was required to be presumed that none have objection for grant of objection. At any rate, according to him, the relief under Section 108 of the Evidence Act that was sought, was obviously for the benefit of the dependents of Abhay Deshmukh and not for seeking relief against anybody. The Courts below should not have dismissed the Suit for reasons which are not germane. He relied the ::: Uploaded on - 29/02/2016 ::: Downloaded on - 31/07/2016 06:44:53 ::: sa.18.16 4 decision in the case of LIC of India vs. Anuradha: AIR 2004 SC 2070.
4. At the first hearing, this Court had noticed that the appellants/plaintiffs did not array any defendant in the trial Court or the lower Appellate Court other than the missing husband. But then fact remains that there was no contest to the relief claimed by the plaintiffs namely, the wife and two children, seeking declaration of civil death of Abhay Deshmukh since a period of seven years had passed from the date of his missing. This Court, therefore, had directed the appellants to add the State of Maharashtra: through Collector as a party/respondent to this Appeal. Accordingly, the amendment has been carried out and Mrs. P.D. Rane learned A.G.P. appears for the State. As a matter of fact, there is no need for her to make any arguments. But then it was necessary to have State as a party respondent. Be that as it may, in the light of the submissions made by the learned counsel for the appellants, following substantial question of law will have to be framed :
"(i) Whether the Courts below committed error in dismissing the suit filed by the plaintiffs by which the relief ::: Uploaded on - 29/02/2016 ::: Downloaded on - 31/07/2016 06:44:53 ::: sa.18.16 5 under Section 18 of the Evidence Act for declaration that Abhay Purushottam Deshmukh is not alive by virtue of the lapse of period of seven years from the date of his disappearance on the ground that the date of death was not specified and that there was no compliance of Section 34 of the Specific Relief Act? ...Yes.
          What order ?                                  ...As per final decree"




                                                    
    5.
                                  
Sections 107 and108 of the Evidence Act read thus :
"107. Burden of proving death of person known to have been alive within thirty years. When the question is whether a man is alive or dead, and it is shown that he was alive within thirty years, the burden of proving that he is dead is on the person who affirms it.
108: Burden of proving that a person is alive who has not been heard for the seven years.
Provided that when the question is whether a man is alive or dead and it is proved that he has not been heard of for seven years by those who would naturally have heard of him if he had been alive, the burden of proving that he is alive is shifted to the person who affirms it."

6. There is no need for this Court to delve upon the niceties of ::: Uploaded on - 29/02/2016 ::: Downloaded on - 31/07/2016 06:44:53 ::: sa.18.16 6 interpretation of Sections 107 an108 of the Evidence Act, as the issue is no more res integra, in view of decision of the Hon'ble Supreme Court in AIR 2004 SC 2070 (supra), the relevant portion from the said judgment is quoted below :

" On the basis of the above said authorities, we unhesitatingly arrive at a conclusion which were sum up in the following words. The law as to presumption of death remains the same whether in Common Law of England or in the statutory provisions contained in Sections 107 and 108 of the Indian Evidence Act, 1872. In the scheme of Evidence Act, though Sections 107 and 108 are drafted as two Sections, in effect, Section 108 is an exception to the rule enacted in Section 107. The human life shown to be in existence, at a given point of time which according to Section 107 ought to be a point within 30 years calculated backwards from the date when the question arises, is presumed to continue to be living. The rule is subject to a proviso or exception as contained in Section 108. If the persons, who would have naturally and in the ordinary course of human affairs heard of the person in question, have not so heard of him for seven years the presumption raised under Section 107 ceases to operate. Section 107 has the effect of shifting the burden of proving that the person is dead on him who affirms the fact. Section 108 subject to its applicability being attracted, has the effect of shifting the burden of proof back on the on the ::: Uploaded on - 29/02/2016 ::: Downloaded on - 31/07/2016 06:44:53 ::: sa.18.16 7 one who asserts the fact of that person being alive. The presumption raised under Section 108 is a limited presumption confined only to presuming the factum of death of the person who's life or death is in issue. Though it will be presumed that the person is dead but there is no presumption as to the date or time of death. There is no presumption as to the facts and circumstances under which the person may have died. The presumption as to death by reference to Section 108 would arise only on lapse of seven years and would not by applying any logic or reasoning be permitted to be raised on expiry of 6 years and 364 days or at any time short of it. An occasion for raising the presumption would arise only when the question is raised in a Court, Tribunal or before an authority who is called upon to decide as to whether a person is alive or dead. So long as the dispute is not raised before any forum and in any legal proceedings the occasion for raising the presumption does not arise."

7. In the light of the dictum laid down by the Apex Court as above, I am of the firm opinion that the Civil Court acting under Section 9, has inherent powers in its plenary jurisdiction de hors with reference to Section 34 of the Specific Relief Act to grant relief qua Section 108 of the Evidence Act. Therefore, the reason that Section 34 of the Specific Relief Act was required to be called in aid does not appear to be sound.

::: Uploaded on - 29/02/2016 ::: Downloaded on - 31/07/2016 06:44:53 :::

sa.18.16 8

8. The next question is about absence of any defendant in the array of the suit. It is true that the appellant did not array any defendant in the suit, perhaps because there was no objection from anybody or any family members even pursuant to the public notice that was issued by the Civil Court itself. Nevertheless, in my opinion, the appellants should have made the State of Maharashtra, through Collector, Nagpur as party-

defendant to the Suit, since in such an eventuality, it is the State, which cares for the interest of its people and, therefore, the Court may take the assistance of the State, for finding out the truth. This Court, therefore, allowed the appellants to add Collector as defendant in this Second Appeal, which is in continuation of the Suit and, therefore, an effective decree can always be passed. I do not find that there could be any objection from the State through Collector, Nagpur since despite publication by the Court about the Suit inviting objections, if any, none responded to raise any objection including the State. At any rate, looking to the pleadings, it is clearly seen that the wife and two children of Abhay i.e. blood relations were before the Court seeking relief. The reasons recorded by the trial Judge that the date of death was not mentioned by or claiming by way of declaration clearly appears to be preposterous since none could be sure about the death, if any, and hence the Court could not have expected the appellants to ask for declaration ::: Uploaded on - 29/02/2016 ::: Downloaded on - 31/07/2016 06:44:53 ::: sa.18.16 9 about the death.

9. In the light of the above discussion, the Court below committed serious error in law, which has resulted into miscarriage of justice to the appellants, which must be corrected. In that view of the matter, the question framed by me above, is answered in the affirmative.

10. To sum up, following order is inevitable.:-

ORDER
a) Second Appeal No.18/2016 is allowed.
b) Impugned judgment and decree dated 2.9.2015 passed by Joint Civil Judge, Jr.Dn. Nagpur in R.C.S. No.376/2015 and judgment and decree dated 31.10.2015 passed by District Judge-8, Nagpur in Regular Civil Appeal No.448/2015, both are set aside.
c) There shall be a decree in terms of prayer clause (2) of the suit which is reproduced below :-
(2) Declare that the defendant Shri Abhay s/o Purushottam Deshmukh as a dead person and his death is civil death as he is missing from 16.3.2008 ::: Uploaded on - 29/02/2016 ::: Downloaded on - 31/07/2016 06:44:53 ::: sa.18.16 10 and issue death certificate."
    d)       No order  as to costs.




                                                   
                                                JUDGE




                                                  
    sahare




                                              
                                  
                                 
       
    






         ::: Uploaded on - 29/02/2016              ::: Downloaded on - 31/07/2016 06:44:53 :::