Madras High Court
A.Mathu Bala vs A.Kalarani on 24 February, 2025
Author: N.Senthil Kumar
Bench: N.Senthil Kumar
A.S.(MD)No.150 of 2015
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
RESERVED ON : 11.12.2024
PRONOUNCED ON : 24.02.2025
CORAM:
THE HONOURABLE MR.JUSTICE RMT.TEEKAA RAMAN
AND
THE HONOURABLE MR.JUSTICE N.SENTHIL KUMAR
A.S.(MD)No.150 of 2015
and
M.P(MD)No.1 of 2015
A.Mathu Bala .. Appellant/4th Defendant
Vs
1.A.Kalarani
2.A.Premavathy
3.A.Manoharan
4.A.Rajasekaran
5.A.Gunasekaran
6.C.Kumar
7.C.Sasikala
8.C.Bhuvaneswari
(Respondents 2, 3, 4,
6 to 8 remained exparte
in the lower court and
notice to these respondents
may be dispensed with) .. Respondents 1 to 3 / Defendants 1 to 3
and 5 to 8
Prayer: Appeal suit filed under Order 41 Rule 1 r/w Section 96 of C.P.C.
against the judgment and decree made in O.S.No.128 of 2012 dated
28.04.2015 on the file of V Additional District Court, Madurai.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2025 04:47:32 pm )
1/20
A.S.(MD)No.150 of 2015
For Appellant : Mr.P.T.S.NArendravasan
For Respondents : Mr.S.Sitharthan for R1
RR2 to 4, 6 to 8 – set exparte
(vide in EB)
R5 – No appearance
JUDGMENT
[Judgment of the Court was made by RMT.TEEKAA RAMAN, J.] This appeal is preferred challenging a preliminary decree for partition passed in O.S.No.128/2012 by the V-Additional District Court, Madurai, in which, the trial Court has declared the plaintiff 1/7 shares in two items of immovable properties involved in the suit.
2.The two items of properties were purchased by one Pappathi Ammal respectively under Ex.A1, which is equal to Ex.B2-sale deed dated 11.02.1962 and under Ex.A2 sale deed dated 03.08.1973. To repeat these properties were described respectively as 'A' and 'B' schedule items of properties.
3. Pappathi Ammal died on 27.05.1997. Her husband Alagarsamy died on 12.09.2011. They had seven children and they are https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2025 04:47:32 pm ) 2/20 A.S.(MD)No.150 of 2015 the plaintiff, defendants 1 to 5 and one Chandran. Chandran had died as on the date of the suit and his widow and children are defendants 6 to 8. All these seven children, three were daughters, of whom, the plaintiff and the 1st defendant and the 4th defendant.
4. The case of the plaintiff is straight forward. On the demise of Pappathi Ammal, who died intestate, the properties devolved on all the seven children and Alagarsamy and since Alagarsamy too had died intestate, it devolved equally to their seven children or the legal heirs, as the case may be.
5. Only the 4th defendant resisted the suit. Her contention is that the two schedules of immovable properties were purchased by Alagarsamy in the name of Pappathi Amal and hence, Pappathi Ammal was only the benami for Alagarsamy. Secondly, on 17.01.1991 under Ex.B1, Alagarsamy had settled 'B' schedule property in favour of the 4th defendant and this document was attested by his other children, including the plaintiff. That apart, on 12.09.1996, Alagarsamy had executed Ex.B4 registered Will as regards 'A' schedule property making specific bequeath of specific portion of 'A' schedule property to his children. Thereafter, on https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2025 04:47:32 pm ) 3/20 A.S.(MD)No.150 of 2015 03.02.2006, vide Ex.B5, he executed another registered Will as regards 'B' schedule property. This document was cancelled under Ex.B5 dated 03.02.2006 and fresh bequeath was made under this Will and the plaintiff was excluded from inheriting the legacy under Ex.B5.
6. The dispute went to trial and during trial, on behalf of the plaintiff, her son was examined as PW1 and he produced Ex.A1 to Ex.A5 before the Court. For the sole contesting 4th defendant, her husband has examined himself as DW1 and he produced Ex.B1 to Ex.B6, of which, Ex.B4 and Ex.B5 are the Wills.
7. On appreciating the evidence, the trial Court rejected the case of the 4th defendant that Pappathi Ammal was only a benami for her Alagarsamy and hence, held Ex.B4 and Ex.B5 are incompetent documents and it cannot confer any title on the legatees to their own. On the same ground, it had rejected Ex.B1 settlement deed as well and on the above reasoning, it proceeded to declare 1/7th share to the plaintiff for both items of suit properties.
8. This decree is now under challenge.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2025 04:47:32 pm ) 4/20 A.S.(MD)No.150 of 2015
9. Points for consideration:
(i) Whether Pappathi Ammal is benami for her husband; and
(ii) Whether at all Alagarsamy had any right to deal with the properties?
10. The principle plank of 4 th defendant/appellant's case is that the two items of suit properties were held benami by Pappathi Ammal, as they were purchased by Alagarsamy in her name under Ex.A1 and Ex.A2, dated respectively 11.02.1962 and 03.08.1973.
11. Before getting into the merits of the context, one fact can be eliminated from the line of consideration and it pertains to Ex.B4 and Ex.B5. Irrespective of the fact as to whether Alagarsamy was the real owner of the suit properties, the fact remains that the 4 th defendant has chosen not to examine any of the attesting witnesses to Ex.B4 and Ex.B5. Therefore, these two Wills stand as not proved.
12. Heard Mr.PT.S.Narendravasan, learned counsel for the appellant and Mr.S.Sitharthan, learned counsel for the 1st respondent. There is no representation for the 5th respondent. https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2025 04:47:32 pm ) 5/20 A.S.(MD)No.150 of 2015
13. Point for determination of this appeal : As narrated above, whether father Alagarsamy was the real owner of the property or Pappathi Ammal is the benami for her husband.
13(a) This suit is filed by the sons and daughters of the said Pappathi Ammal and Alagarsamy. One of the daughter namely, Kalarani filed the suit for partition of the plaintiff's 1/7th share in the suit property by means and bounds and for injunction.
14(a) The 5th defendant filed a written statement. 14(b) The sum and substance of the written statement is that Pappathi Ammal had no ancestral property or self acquired property and she had no individual income by doing business. The suit property was only purchased by the father Alagarsamy Naidu with his hard earned money acquired through hard work and the said Alagarsamy Naidu was in possession and enjoyment of the suit property till his death as the Kartha of the family and he also executed a Will dated 12.09.1996 and subsequently cancelled the same and executed another Will dated 03.02.2006.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2025 04:47:32 pm ) 6/20 A.S.(MD)No.150 of 2015 14(c) During trial, the plaintiff's son Anand was examined as PW1 and Ex.A1 to Ex.A5 were marked. The husband of the 4th defendant was examined as DW1 and Ex.B1 to Ex.B20 were marked.
15(a) As per Ex.A1 and Ex.A2, the endorsement by SRO for handing over the amount in his presence, the sale deed stands in the name of the purchaser, Pappathi Ammal, the mother of all the parties herein.
15(b) Now the plea of benami was raised by one of the daughter against the other siblings.
15(c) In the judgment of this court dated 06.06.2024 in A.S.No.664 of 2016 rendered by one of us, have held that the plea of benami can be raised only by the husband in respect of the property stands in the name of the wife as benami.
15(d) In the decision reported in Minor Balamurugan Vs. T.Selvaraj and others reported in 2014 (2) MWN (Civil) 738, wherein it https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2025 04:47:32 pm ) 7/20 A.S.(MD)No.150 of 2015 was observed that when any other person claims absolute right, he has to establish that the persons name in the document is not the real owner and he is only a benamidar.
15(e) When the husband claims that the wife is only a benamidar and he is the owner, the burden is on him to prove the same as held in the Judgment of a Division Bench of the Hon''ble Supreme Court in Valliammal (D) by L.Rs. v. Subramaniam and others, 2004 (5) CTC 60 (SC) : 2004 (7) SCC 233.
15(f) In the Judgment U. Bhaskaran v. Bank of India and others, 2004 (1) CTC 488 (DB), the Hon''ble Division Bench relied upon the Judgment of the Supreme Court in Nand Kishore Mehra v. Sushila Mehra, reported in 1995 (2) CTC 356 (SC) and held that when the properties are purchased in the name of wife or unmarried daughter a presumption can be raised that the properties are purchased for the benefit of wife or unmarried daughter as the case may be and such presumption is rebuttable and when any other person claims absolute right, he has to establish that the persons name in the documents is not the real owner he is only a benamidar.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2025 04:47:32 pm ) 8/20 A.S.(MD)No.150 of 2015 15(g) There is a general presumption that the property in whose name the documents stands is the true owner and burden of proof is on the opposite party who denies the same.
15(h) Burden of proving that a sale is benami lies on person who alleges transaction to be a benami. Six circumstances pointed as a guide to determine nature of transaction. They are: source of money to purchase, nature and possession of property after purchase, motive for giving benami colour, relationship between parites, custody of Title Deeds after sale and conduct of parties after sale.
16. Section 4 of the Benami (Prohibition) Transaction Act imposes prohibition in the matter of filing of suits or taking of defences in respect of property held benami i.e., covered by benami transaction reads, thus :
"4. Prohibition of the right to recover property held benami.--
(1) No suit, claim or action to enforce any right in respect of any property held benami against the person in whose name the property is held or against any other person shall lie by or on behalf of a person claiming to be the real owner of such property.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2025 04:47:32 pm ) 9/20 A.S.(MD)No.150 of 2015 (2) No defence based on any right in respect of any property held benami, whether against the person in whose name the property is held or against any other person, shall be allowed in any suit, claim or action by or on behalf of a person claiming to be the real owner of such property.
(3) Nothing in this section shall apply-
(a) Where the person in whose name the property is held is a coparcener in a Hindu undivided family and the property is held is a copancener in Hindu undivided family and the property is held for the benefit of the coparceners in the family; or
(b) Where the person in whose name the property is held is a trustee or other person standing in a fiduciary capacity, and the property is held for the benefit of another person for whom he is a trustee or towards whom he stands in such capacity."
17. Since the provisions in Sections 3 and 5 could be of assistance in a proper appreciation of the said arguments of learned counsel, they are excerpted:
Section-3 "3. Prohibition of Benami Transactions.--
(1) No person shall enter into any benami transaction.
(2) Nothing in sub-section (1) shall apply to the purchase of property by any person in the name of his wife or unmarried daughter and it shall be presumed, https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2025 04:47:32 pm ) 10/20 A.S.(MD)No.150 of 2015 unless the contrary is proved, that the said property had been purchased for the benefit of the wife or the unmarried daughter.
(3) Whoever enters into any benami transaction shall be punishable with imprisonment for a term which may extend to three years or with fine or with both.
(4) Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974), an offence under this section shall be non-cognizable and bailable.
Section-5 "5. Property held benami liable to acquisition.--
(1) All properties held benami shall be subject to acquisition by such authority, in such manner and after following such procedure, as may be prescribed.
(2) For the removal of doubts, it is hereby declared that no amount shall be payable for the acquisition of any property under sub-section (1)." 24.In short, burden of proving that the property was not purchased for the benefit of wife or unmarried daughter lies on husband or father.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2025 04:47:32 pm ) 11/20 A.S.(MD)No.150 of 2015
18. It remains to be stated that admittedly when the property stands in the name of the wife, the purchase even assuming to be made by the husband in the name of the wife, deemed to be for the benefit of the wife as per the Benami (Prohibition) Transaction Act. Admittedly, the defendant has to prove the plea of benami. In view of the position in the preceding paragraph, this Court finds that the defendant has not at all lend any positive evidence and has no evidence to show that father has funded amount for the purchase of the property. When he failed to discharge the said burden, he has to fall.
19(a) As per Ex.B4, Pappathi Ammal died on 27.05.1974. As per Ex.A1, A-Schedule property was purchased by the said Pappathi Ammal under Ex.A1=Ex.B2 dated 11.02.1962. As per Ex.A2=Ex.B14, B-Schedule property was purchased by Pappathi Ammal on 03.08.1973. Mother Pappathi Ammal died on 27.05.1974 as could be seen from the death certificate - Ex.A4. Father Alagarsamy died on 12.09.2011 as per Ex.A5. The suit property appears to be dwelling house.
19(b) According to the defendant, father Alagarsamy alleged to have executed the Will under Ex.B4 on 12.09.1996 in respect of A- https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2025 04:47:32 pm ) 12/20 A.S.(MD)No.150 of 2015 Schedule property. Subsequently, cancelled and executed Ex.B5 on 03.02.2006 in respect of A-Schedule property and his death certificate is Ex.B6=Ex.A5. As stated supra whether the said Alagarsamy has right to execute the settlement decree or the Will in respect of the 'A' and 'B' Schedule property. Absolutely, no witness has been examined in support of the Ex.B1-settlement deed, assumes significance.
20. Learned counsel for the appellant/1st defendant would contend that the plaintiff is one of the attestor in the settlement deed. When PW1 confronted with Ex.B1-settlement deed, he denied the alleged signature of his mother namely the plaintiff and the defendant has not taken any steps to establish that the signature found in Ex.B1 in the attested portion is that of the plaintiff. When the defendant has come forward with specific case that the plaintiff is the 6th attestor in Ex.B1, he has to prove the same. However, as observed earlier PW1 has denied the signature.
21(a) No doubt to that Pappathi Ammal mother died in the year 1974 and father died in the year 2011. As stated supra, PW1 has categorically denied the signature found in Ex.B1 as that of the plaintiff https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2025 04:47:32 pm ) 13/20 A.S.(MD)No.150 of 2015 and hence, the trial Court has rightly come to the conclusion that the defendant had projected the case that he has got the settlement from his father under Ex.B1. Admittedly, father has no title to convey and the plea of benami as to the nature and status of the father that the mother was the benami for the father cannot be raised by the son as held in judgment in Jayalakshmi's case cited supra and in such circumstances, Alagarsamy has no title to convey under Ex.B1.
21(b) Even viewing from different angle Ex.B1 has not proved in the manner known to law. No attestor has been examined in this regard. Similar finding rendered by the lower Appellate Court does not suffer from irregularity or illegality warranting interference.
22. Coming to Ex.B5-Will is proved in the manner known to law or not. Admittedly, Ex.B5-Will is executed by Alagarsamy in respect of 'A' Schedule property whereby he has cancelled his earlier Will dated 12.09.1996 (Ex.B4) wherein the property has been given that A Schedule property to C Schedule property was arrayed and allotted to the various defendants and plaintiff. As stated supra whether the said Alagarsamy has right or title to execute the Will? In other words, competency to execute https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2025 04:47:32 pm ) 14/20 A.S.(MD)No.150 of 2015 the Will as to the title is lacking for the reasons stated supra and no person in connection with the Will as contemplated under Section 63 of the Evidence Act and Sections 68 and 69 of the Indian Succession Act was not examined before the trial Court and hence, the trial Court has rightly come to the conclusion that the Ex.B5-Will was not proved in the manner known to law.
23. Learned counsel for the appellant/defendant draw our attention to the endorsement on the reverse of the first page of the document by the Sub Registrar which is to the effect that Alagarsamy Naidu has handed over Rs.1000/- in his presence to the seller of the property. Based upon such endorsement made by the Sub Registrar as to handing over of consideration, learned counsel for the appellant would contend that the amount is paid by the husband on behalf of the wife. De horse the above decision as to the plea of benami and who can take the plea on benami in the place of his father on factual matrix of the case, we find that there is a specific covenant in the said sale deed that the amount is paid by the mother Pappathi Ammal to the seller at the Sub Registrar Office. The said amount was handed over by Alagarsamy Naidu to the seller. Since sale deed is of the year 1960, in those days, ladies will https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2025 04:47:32 pm ) 15/20 A.S.(MD)No.150 of 2015 always take back-seat in the matter of official transaction viz. before the the officer in the Sub Registrar and the same cannot be brush aside slightly.
24(a) Besides the Clause as a covenant in the document shall take precedents over the endorsement made by the officials. Further more, handing over amount alone has been recorded and the same cannot loom large to state that Alagarsamy Naidu alone has paid the sale consideration from and out of his packet and hence, we find that the said contention cannot be countenanced.
24(b) Though our attention was drawn to Ex.B1 settlement deed wherein the father has stated as recital therein that he alone has paid the amount after death of his wife namely Pappathi Ammal. Based upon such a self-serving statement of the father, the plea of benami after death of the person namely the title holder cannot be raised under the document. Hence, we have no hesitation to come to the conclusion that the recital in Exs.B1, B4 & B5 are only self-serving statement said to have been made by the father to save his skin.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2025 04:47:32 pm ) 16/20 A.S.(MD)No.150 of 2015 25(a) Learned counsel for the appellant/defendant would further contend that during the cross examination of PW1, the plaintiff, he has admitted the execution of the Will in Ex.B4 and the same is sufficient to treat the Will as proved. On perusal of the same, we find that the very same PW1, in his further part of the cross-examination has stated that he is disputing the Will in clear terms and moreover, once the Will in lis is disputed, a party who relies upon the Will and the propounder of the Will has to prove the same in accordance with the provisions of Section 63 of the Evidence Act and Section 68 of the Indian Succession Act.
25(b) More so, in the event of death of any of the attestor or attestor being not traceable, then a separate procedure is contemplated under Sections 69 of the Indian Succession Act. In the instant case, no such plea like absence of the attestor or death of the attestor was raised in the written statement nor pleaded by the DW1 assumes significance and hence, we find that no such plea, touching upon the absence of the attestor or death of the attestor either be raised in the pleadings or in his evidence.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2025 04:47:32 pm ) 17/20 A.S.(MD)No.150 of 2015 25(c) In the above circumstances, the trial Court has rightly come to the conclusion that Ex.B4-Will is not proved in the manner known to law. Besides, as discussed supra, Alagarsamy Naidu (father) has no title to execute the Will, in view of the legal position stated in the preceding paragraphs. When the testator of Ex.B4-Will has no title to convey the property under the document, merely because there is a document, the same cannot be taken as a proof in the manner known to law. A document authored by a person who has no legal competency to execute the Will cannot convey any right or title to the beneficiary sated under the Will.
25(d) As per Ex.A1 and A2, 'A' and 'B' Schedule property was purchased in the name of Pappathi Ammal and the position is clear. The plea of benami was not raised by the father namely the husband of Pappathi Ammal. Only after the death of the father namely Alagarsamy Naidu, the case has been file. In the written statement, plea of benami was taken only by the son and daughter of the said Alagarsamy Naidu. Whether the sons and daughters can raise the plea of benami by pleading that the property was that of the father and the mother is only a benamidhar is no longer res intergra. Hence, as per the decision of the https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2025 04:47:32 pm ) 18/20 A.S.(MD)No.150 of 2015 Hon'ble Supreme Court in Valliammal (D) by L.Rs. v. Subramaniam and others, reported in 2004 (5) CTC 60 (SC) : 2004 (7) SCC 233, the plea of benami can be taken by the father or husband, as the case may be and not by the son of that person. In the instant case, the defendants have no locus standi to raise such a plea of benami and hence, this Court is of the considered view that viewing from any angle, Alagarsamy has no title to convey under Exs.B1, B4 or B5 besides Exs.B1, B4 and B5 are not proved in the manner known to law. Accordingly, the trial Court has rightly rejected the case of the defendants and decreed the suit for partition and hence, we find no valid reason to interfere with the considered view of the judgment rendered by the trial Court.
26. Accordingly, this appeal suit is dismissed. No Costs. Consequently, connected miscellaneous petition is closed.
[T.K.R.,J.] [N.S., J.] 24.02.2025 Internet : Yes/No Index : Yes/No NCC : Yes/No PJL https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2025 04:47:32 pm ) 19/20 A.S.(MD)No.150 of 2015 RMT.TEEKAA RAMAN, J.
AND N.SENTHIL KUMAR, J.
PJL To
1. The V Additional District Judge, Madurai.
2.The Section Officer, VR Section, Madurai Bench of Madras High Court, Madurai.
Judgment made in A.S.(MD)No.150 of 2015 and C.M.P(MD)No.3798 of 2016 24.02.2025 https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2025 04:47:32 pm ) 20/20