Bombay High Court
Man Chandak Developers Pvt. Ltd vs Dilip Mangilal Jain on 11 November, 2013
Author: S. J. Kathawalla
Bench: S.J. Kathawalla
kpp 1 nms 1213/2013
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
NOTICE OF MOTION NO. 1213 OF 2013
IN
SUIT NO. 629 OF 2013
Man Chandak Developers Pvt. Ltd. ...Applicants
In the matter between:
Man Chandak Developers Pvt. Ltd. ... Plaintiffs
Vs.
Dilip Mangilal Jain ...Defendant
Mr. Virag Tulzapurkar, Senior Advocate, along with Mr. S.U. Kamdar, Senior
Advocate, and Mr. R.I. Chagla, instructed by M/s. Negandhi, Shah &
Himayatullah, for the Plaintiffs.
Mr. Vineet Naik, Senior Advocate, along with Mr. Sandesh Patil, instructed by
Mr. Pavan Patil, for the Defendant.
CORAM: S.J. KATHAWALLA, J.
Order reserved on : 27
August, 2013
th
Order pronounced on : 11 November,2013
th
ORDER:
1. The present Suit is filed by the Plaintiffs against the Defendant for specific performance of an oral agreement entered into between the Plaintiffs and late Shri Mangilal Gulabchand Narsingji, father of the Defendant, in respect of the share inherited by the Defendant from the estate of late Shri Mangilal Gulabchand Narsingji, who was holding 1/3 rd share out of 5 Annas share in the immovable property-II, more particularly described in Exhibit-B 1/21 ::: Downloaded on - 27/11/2013 20:31:59 ::: kpp 2 nms 1213/2013 (page 36 of the Plaint), at the time of his death. The oral agreement was also with the two brothers of Mangilal Gulabchand Narsingji viz. Madanlal Gulabchand Narsingji and Ranjeetmal Gulabchand Narsingji. These two brothers have already performed their part of the oral agreement and conveyed their right, title and interest in the property to the Plaintiffs as set out hereinafter.
2. The Plaintiffs have in Suit No. 629 of 2013 also taken out the above Notice of Motion seeking the following interim reliefs:
"(a) this Hon'ble Court may be pleased to permit the Plaintiffs to carry on development work in respect of the immovable property I and II excluding an area of 581.38 square metres as earmarked by the Plaintiffs on the Plan annexed as a part of Exhibit "J" hereto on such terms and conditions as this Hon'ble Court may deem fit and proper.
(b) That this Hon'ble Court be pleased to pass an order of permanent injunction restraining:
(i) the Defendant from creating any third party rights in respect of his undivided share in the immovable property II inherited by him from the estate of his deceased Madanlal Gulabchand Narsingji;
(ii) the Defendant, his agents, servants, heirs, executors, administrators or any other person claiming through or under the Defendant from interfering with the development of the immovable property-I and II."2/21 ::: Downloaded on - 27/11/2013 20:31:59 ::: kpp 3 nms 1213/2013
3. Briefly set out hereinafter, are the facts and the submissions made on behalf of the Plaintiffs:
3.1 In or around May/June, 2011, Mangilal Gulabchand Narsingji (father of the Defendant), Madanlal Gulabchand Narsingji and Ranjeetmal Gulabchand Narsingji agreed to sell and transfer all their 1/3 rd share each out of 5 Annas share in the immovable property-II to the Plaintiffs for a consideration of Rs. 11,50,00,000/- each (the "Suit Agreement"), subject to the rights of the Indira Rashtriya Kamgar Sahakari Society Limited ( the "Society").
3.2 In terms of the Suit Agreement arrived at between the Plaintiffs and the said Mangilal Gulabchand Narsingji, Madanlal Gulabchand Narsingji and Ranjeetmal Gulabchand Narsingji, the said Madanlal Gulabchand Narsingji and Ranjeetmal Gulabchand Narsingji, under separate Indentures of Conveyance both dated 2nd July, 2011, sold, transferred and conveyed all their undivided share, right, title and interest to the extent of 1/3 rd share each out of 5 Annas share in the said immovable property-II to the Plaintiffs for the consideration and on the covenants as recorded therein, subject to the rights of the Society. The said Indenture of Conveyance both dated 2 nd July,2011, are duly registered with the Sub-Registrar of Assurances at Mulund, under Sr. Nos.
BDR/13-5501/2011 and BDR/13-549/2011.
3.3 According to the Plaintiffs, when the Conveyances were executed, 3/21 ::: Downloaded on - 27/11/2013 20:31:59 ::: kpp 4 nms 1213/2013 Mangilal Gulabchand Narsingji (father of Defendant) was ill, and therefore the conveyance of his share was not executed at that time but kept pending.
Mangilal Gulabchand Narsingji died in or around 20 th July, 2011 and could not execute the conveyance in terms of the Suit Agreement as executed by the said Madanlal Gulabchand Narsingji and Ranjeetmal Gulabchand Narsingji in favour of the Plaintiffs.
3.4 According to the Plaintiffs, after the demise of late Shri Mangilal Gulabchand Narsingji, the Plaintiffs called upon the heirs and legal representatives of the said deceased namely Mrs. Badami Mangilal Jain (widow of Shri Mangilal), Mr. Abhay Mangilal Jain, Mr. Bharat Mangilal Jain and Mr. Jitendra Mangilal Jain and the Defendant (the sons of Shri Mangilal) to convey their respective undivided right, title and interest in respect of the 1/3rd share of their deceased father (i.e. 2906.92 sq.mtrs.) out of 5 Annas share (i.e. 8720.76 sq.mtrs.) in the said immovable property -II, more particularly described in Exhibit "B" to the Plaint.
3.5 According to the Plaintiffs, under the prior registered Deed of Partition dated 23rd March, 1973 (Exhibit-E to the Plaint at page 56), the father Gulabchand Narsingji and his three sons viz. Mangilal, Madanlal and Ranjeetmal had accepted and admitted the position that shares coming to them on partition were held by them separately in their own individual right and in severalty and that the joint status had been severed. Thus the share of Mangilal was in his own individual and separate right and capacity. It was not 4/21 ::: Downloaded on - 27/11/2013 20:31:59 ::: kpp 5 nms 1213/2013 at all held by him as HUF property.
3.6 The legal heirs and representatives of the Deceased Mangilal viz.
Mrs. Badami Mangilal Jain, Mr. Abhay Mangilal Jain, Mr. Bharat Mangilal Jain and Mr. Jitendra Mangilal Jain, represented to the Plaintiffs that one Shobha Mangilal Jain, daughter of the Deceased Mangilal, has renounced the world and has taken "DIKSHA" and therefore does not have any right, title and/or interest in the assets of her father. This declaration was also recorded in the Conveyance dated 14th June, 2012.
3.7 According to the Plaintiffs, after various meetings and discussions, on 14th June, 2012, the said Mrs. Badami Mangilal Jain, Mr. Abhay Mangilal Jain, Mr. Bharat Mangilal Jain and Mr. Jitendra Mangilal Jain, being the heirs and legal representatives of the Deceased Mangilal sold, transferred and conveyed all their undivided right, title and interest in the said immovable property-II to the Plaintiffs for the consideration and on the terms and conditions as set out therein which was duly registered with the Sub-Registrar of Assurances at Nahur, Mumbai. The said Indenture of Conveyance (without Annexure) is at page 88 of the Plaint and the same is marked as Exhibit-I. 3.8 According to the Plaintiffs, as the Deceased Mangilal had expressly agreed to convey and transfer all his undivided right, title and interest in respect of his 1/3rd share (i.e. 2906.92 sq.mtrs.) out of 5 Annas share (i.e. 8720.76 sq.mtrs.) in the said immovable property-II, the Defendant being one of the legal heirs of Mangilal Gulabchand Narsingji is bound and liable to 5/21 ::: Downloaded on - 27/11/2013 20:31:59 ::: kpp 6 nms 1213/2013 perform all the obligations of his Deceased father under the said Agreement (by which the Defendant is bound) in respect of the share inherited by him from his Deceased father, by executing an Indenture of Conveyance in accordance with the Suit Agreement as executed by the other heirs of the Deceased Mangilal Gulabchand Narsingji i.e. Mrs. Badami Mangilal Jain, Mr. Abha Mangilal Jain, Mr. Bharat Mangilal Jain and Mr. Jitendra Mangilal Jain.
The fact that the oral agreement was arrived at is supported by the conduct of Mangilal Gulabchand Narsingji's brothers viz. Madanlal and Ranjeetmal and of Mangilal's widow and three sons, who have conveyed their share and interest to the Plaintiffs in accordance with the Suit Agreement.
3.9 The Plaintiffs by their Advocate's letter dated 7 th June,2012, recorded some of the aforesaid facts and called upon the Defendant to execute the Indenture of Conveyance as executed by the other legal heirs and legal representatives of his Deceased father in favour of the Plaintiffs in respect of the share inherited by him from the estate of the Deceased in respect of the said immovable property-II. By the said letter, without prejudice to the Plaintiffs' right to seek specific performance of the Suit Agreement, the Plaintiffs informed the Defendant that the Deceased Mangilal Gulabchand Narsingji was entitled to 1/3rd share (i.e. 2906.92 sq.mtrs. ) out of 5 Annas share (i.e. 8720.76 sq/mtrs.) in the said immovable property-II and the Defendant being one of the heirs and legal representatives had inherited 581.38 sq.mtrs. which is approximately 2.01 per cent in the said immovable 6/21 ::: Downloaded on - 27/11/2013 20:31:59 ::: kpp 7 nms 1213/2013 property-II. The Plaintiffs also informed the Defendant that the area of 581.38 sq.mtrs. being the share inherited by the Defendant is earmarked on the Plan attached to the letter on the best location and called upon the Defendant to accept the earmarked area as shown on the plan attached to the said letter as his share. By the said letter, in the alternative, the Plaintiffs called upon the Defendant to choose a location on any one side of the said immovable property-I and II which will be carved out by the Plaintiffs being its share, within a period of 7 days from the date of the said letter, failing which the Plaintiffs informed the Defendant that the Plaintiffs shall be left with no other alternative but to take steps to secure and safeguard their rights and interest.
3.10 Since the Defendant failed to favourably respond to the offer made by the Plaintiffs, the Plaintiffs filed the above Suit on 2 nd July, 2013 and moved for ad-interim reliefs on 5 th July, 2013. Since none appeared for the Defendant on that day, ad-interim relief was granted in terms of prayer clause b-i (wrongly recorded as prayer clause (b) in the said order dated 5 th July, 2013).
The said ad-interim relief granted on 5 th July, 2013, continues to be in force till date. The Notice of Motion is now taken up for hearing and final disposal.
3.11 It is submitted on behalf of the Plaintiffs that the Defendant being the legal heir and representative of the Deceased Mangilal Gulabchand Narsingji is bound and liable to perform the obligation undertaken by the Deceased Mangilal Gulabchand Narsingji under the said oral agreement entered in the month of May/June, 2011 with the Plaintiffs. The Defendant 7/21 ::: Downloaded on - 27/11/2013 20:31:59 ::: kpp 8 nms 1213/2013 inherited his share from Mangilal Gulabchand Narsingji in the said immovable property-II but the Defendant's right is subject to the obligation incurred by Mangilal Gulabchand Narsingji under the Suit Agreement. This obligation being annexed to the ownership of the immovable property-II, binds the Defendant who is bound to perform the Suit Agreement in favour of the Plaintiffs.
3.12 It is further submitted by the Plaintiffs that the Defendant is acting contrary to the interest of the Plaintiffs with the result that the Plaintiffs are unable to develop the said immovable property-I and immovable property-II aggregating to 57,601.43 sq. mtrs. which are inter connected to each other and hence the entire project of the Plaintiffs is being frustrated. This, despite the Plaintiffs being the admitted owner of 98.99 per cent share therein. The Defendant is aware of the same and the Defendant is further aware that the development of immovable property-I is not possible without the development of the immovable properties-I and II together. The Plaintiffs apprehend that the Defendant may dispose of and/or create third party rights in respect of his share to prevent development of the said immovable properties-I and II together by the Plaintiffs. The Plaintiffs submit that grave harm, injury, loss and prejudice would be caused to the Plaintiffs if the interim reliefs are not granted. No harm, injury, loss or prejudice would be caused to the Defendant if the interim reliefs are granted to the Plaintiffs. It is submitted on behalf of the Plaintiffs that they have made out a strong prima 8/21 ::: Downloaded on - 27/11/2013 20:32:00 ::: kpp 9 nms 1213/2013 facie case and are entitled to interlocutory reliefs as prayed for both in law and equity. It is submitted that the Plaintiffs are entitled to interlocutory reliefs to the effect that this Court may be pleased to permit the Plaintiffs to carry on development work in respect of the suit property excluding an area of 581.38 sq.mtrs. as earmarked by the Plaintiffs on the plan annexed as a part of Exhibit-J to the Plaint, on such terms and conditions as this Court may deem fit and proper and restrain the Defendant by an order and injunction from creating any third party rights in respect of his share. It is submitted that in law the Defendant is bound by the Agreement entered into by Mangilal Gulabchand Narsingji with the Plaintiffs. That the Agreement was in fact concluded, is strongly supported by the conduct of Mangilal Gulabchand Narsingji's two brothers and other heirs. In equity, the Plaintiffs who own 98.99 per cent share cannot be thwarted or their rights set at naught by the Defendant who holds only 2.01 per cent.
3.13 The Plaintiffs have, without prejudice to the aforestated submissions, submitted that this Court may mould the reliefs as prayed for in the Notice of Motion as the Plaintiffs are ready and willing to secure and safeguard the interest of the Defendant in the following manner by submitting the below mentioned options to the Defendant, pending the hearing and final disposal of the Suit.
(i) The Plaintiffs are ready to pay an amount of Rs. 2.70 crores to the Defendant being the value of the undivided share of the Defendant as per 9/21 ::: Downloaded on - 27/11/2013 20:32:00 ::: kpp 10 nms 1213/2013 Ready Reckoner; or
(ii) The Plaintiffs are ready to pay to the Defendant Rs. 7.25 crores as paid by the Plaintiffs to each of the legal heirs of Mangilal Gulabchand Narsingji;
or
(iii) The Plaintiffs are ready and willing to furnish a Bank Guarantee of Rs.
7.25 crores in favour of the Prothonotary and Senior Master, High Court, Bombay; or.
(iv) The Plaintiffs are ready and willing to carve out an area being the share of the Defendant inherited from the Deceased Mangilal Gulabchand Narsingji who was entitled to 1/3rd share (i.e. 2906.92 sq.mtrs.) out of 5 Annas share (i.e. 8720.76 sq.mtr.) in the said immovable properties -I and/or II, as per the choice of the Defendant; or
(v) The Plaintiffs are ready and willing to construct and earmark for the Defendant, flats (having an area) equivalent to 581.38 sq.mtrs., free of charge in the project being developed by he Plaintiffs on the immovable properties -I and II; or
(vi) The Plaintiffs are ready and willing to furnish Bank Guarantee to the tune of Rs. 10.70 crores in favour of the Prothonotary and Sr. Master being the Ready Reckoner value for the area accruing to the Defendant's share of 581.38 sq.mtrs. plus 581.38 sq. mtrs. in lieu of TDR equivalent to 1162.76 sq.mtrs.
(12516 sq.ft.) at the rate of Rs. 8529/- per sq.ft.
10/21 ::: Downloaded on - 27/11/2013 20:32:00 ::: kpp 11 nms 1213/2013It is therefore submitted on behalf of the Plaintiffs that the interim relief as sought in the Notice of Motion be granted to the Plaintiffs.
4. The Learned Senior Advocate appearing for the Defendant has on instructions submitted as follows:
(i) that no oral agreement as alleged was entered into between the father of the Defendant and the Plaintiffs. Although it may be correct that the Deed of Conveyance was executed by the mother and brothers of the Defendant in favour of the Plaintiffs on 14 th June,2012, it however does not mean that there was an oral agreement between the father of the Defendant and that the Plaintiffs are put to strict proof thereof;
(ii) that assuming for the sake of argument that the father of the Defendant had entered into an oral agreement with the Plaintiffs, the father of the Defendant being the Karta of the Hindu Undivided Family had no right to alienate the share of the Defendant without the consent of the Defendant;
(iii) that assuming for the sake of argument that the father of the Defendant had alienated the suit property, the same was not for legal necessity. In any event, the burden to prove that the property was alienated for legal necessity is upon the Plaintiff. This being a matter of proof, evidence will have to be led and no reliefs can be granted at the interim stage;
(iv) that it is incorrect to say that the Defendant has only 581.38 square metres of share in the immovable property-II;11/21 ::: Downloaded on - 27/11/2013 20:32:00 ::: kpp 12 nms 1213/2013
(v) that the Suit as filed is bad for non-joinder of necessary parties, since the other legal heirs of deceased Mangilal are not joined as party Defendants to the Suit;
(vi) that the immovable property-II belongs to Hindu Joint Family (HUF).
The present Plaintiffs are purchasers who have acquired interest in the joint property. The Purchaser does not become a tenant in common with other members of the joint family. He is not entitled to joint possession with them.
A consistent view has been taken by the Hon'ble Supreme Court in the case of M.V.S. Manikayala Rao vs. M. Narasimhaswami1 and in the case of Hardeo Rai vs. Sakuntala Devi and others 2 that a person who has purchased a share in the joint family property cannot be said to be in possession of the joint family property. He being the outsider can have only right to sue for partition. Upon partition being granted pursuant to the decree of the court, the outsider can be put in possession of the suit property;
(vii) that pursuant to the ratio laid down by the Hon'ble Supreme Court in Budh Ram and others vs. Bansi and others 3, the Defendant has a right to be in possession and enjoyment of each and every part of the property, equal to that of other co-owners. Therefore, the Defendant has an interest in every infinitesimal portion of the immovable property-II. Thus unless and until partition takes place, the Plaintiffs cannot say that they are in possession of 1 AIR 1966 SC 470 2 2008 (7) SCC 46 3 (2010) 11 SCC 476 12/21 ::: Downloaded on - 27/11/2013 20:32:00 ::: kpp 13 nms 1213/2013 any particular portion;
(viii) that although after the Deed of Partition in 1973 between Gulabchand and his sons, there was a severance of the joint family status qua Mangilal's branch, post the demise of Mangilal, the property in the hands of the heirs of Mangilal was undoubtedly jointly owned. In other words, Mangilal's wife and 4 sons including the Defendant herein were co-owners/co-sharers of the property;
(ix) that the attempt on the part of the Plaintiffs to distinguish the judgments cited by the Defendant by saying that there was no HUF and the heirs of Mangilal including the Defendant succeeded to the property by succession and not survivorship will be of no consequence. Even if all the heirs of Mangilal get the property by succession, their status as co-owner or joint owners does not cease;
(x) that therefore no interim relief be granted in favour of the Plaintiff.
5. Mr. Tulzapurkar, the Learned Senior Counsel appearing for the Plaintiffs, in rejoinder has repeated and reiterated his submissions recorded earlier and has denied and disputed the submissions advanced on behalf of the Defendant. He has also taken me through the Affidavit-in-Rejoinder filed by the Plaintiffs. He has submitted that the Notice of Motion be therefore made absolute with costs.
13/21 ::: Downloaded on - 27/11/2013 20:32:00 ::: kpp 14 nms 1213/20136. I have considered the submissions as well as the case law cited on behalf of the parties. The Defendant has contended that the Suit is bad for non-joinder of necessary parties i.e. for non-joinder of his sister Shobha and all the other legal heirs of Mangilal as party Defendants to the Suit. The Defendant has not disputed that his sister Smt. Shobha has renounced the world and taken DIKSHA. In fact in the recitals of the Indenture of Conveyance dated 14th June, 2012 executed by the other legal heirs of the Deceased Mangilal in favour of the Plaintiffs it is clearly set out that Smt. Shobha has no right, title and interest in the estate of Deceased Mangilal.
7. It is a recognized principle of Hindu Law as noted by Mulla on Hindu Law (Paragraph 111 of Seventeenth Edition) that when a person enters into a religious order renouncing all worldly affairs, his action is tantamount to civil death, and it excludes him/her altogether from inheritance and from a share on partition. The Hon'ble Supreme Court has in the case of Shri Krishna Singh vs. Mathura Ahir and others 4 held that "one who enters into a religious order severs his connection with the members of his natural family. He is accordingly excluded from inheritance. Entrance to a religious order, is tantamount to civil death so as to cause a complete severence of his connection with his relations, as well as with his property..."
4 (1981) 3SCC 689 14/21 ::: Downloaded on - 27/11/2013 20:32:00 ::: kpp 15 nms 1213/2013 In view thereof, I am satisfied that the said Shobha Jain has no right title and interest in the estate of the Deceased and is therefore not a necessary party to the Suit. In any event, as submitted by the Plaintiffs, the Defendant cannot espouse Shobha's case or claim any right on the basis of her alleged share.
Further, if Shobha has a share, the Defendant's share will decrease to below 2.01%. As regards the contention of the Defendant that all the legal heirs of Mangilal are necessary parties to the Suit, as correctly submitted by the Plaintiff, the Defendant himself admits in paragraph 4 of his reply that the other legal heirs of Deceased Mangilal had executed a Deed of Conveyance in favour of the Plaintiffs and therefore by virtue of the Deed of Conveyance the Plaintiffs became owners of shares of all other legal heirs of Mangilal in the suit immovable property save and except the undivided share of the Defendant admeasuring 581.38 sq.mtrs. In this view of the matter, all the other legal heirs of Deceased Mangilal are also not necessary parties to the present Suit and the objection taken up by the Defendant is devoid of any merit and is rejected.
8. It is contended by the Plaintiffs that the Deceased Mangilal Gulabchand Narsingji along with his brothers Madanlal and Ranjeetmal had orally entered into an agreement to sell the immovable property-II to the Plaintiffs. The said oral agreement had taken place in May/June, 2004 when the three brothers agreed to sell and transfer all their 1/3 rd share each out of 5 Annas share in the 15/21 ::: Downloaded on - 27/11/2013 20:32:00 ::: kpp 16 nms 1213/2013 immovable property-II for a consideration of Rs. 11.50 crores each, subject to the rights of the Society. In terms of the said oral agreement arrived at between the Plaintiffs and the said Madanlal, Ranjeetmal and Mangilal, the said Madanlal and Ranjeetmal under separate Indentures of Conveyance both dated 2nd July, 2011, sold, transferred and conveyed all their undivided share, right, title and interest to the extent of 1/3rd share each out of 5 Annas shares in the said immovable property-II to the Plaintiffs for the consideration and on the covenants recorded therein, subject to the rights of the Society. The said Indentures of Conveyance both dated 2 nd July,2 011 are duly registered with the Sub-Registrar of Assurances at Mumbai. It is submitted on behalf of the Plaintiffs that when these conveyances were executed, Mangilal was ill and hence the conveyance of his share was not executed at that time but kept pending. However, Mangilal died in or around 20 th July, 2011. Thereafter the Defendant's mother and brothers have also executed a conveyance on 14 th June, 2012 in favour of the Plaintiffs on the basis of the oral agreement. I am in agreement with the submission of the Plaintiffs that these are prima facie strong factors to show that there exists an oral agreement as pleaded by the Plaintiffs. Except for the bare denial of the Defendant, there is nothing to establish otherwise. I have therefore prima facie come to a conclusion that the father of the Defendant and his uncles did enter into an oral agreement in respect of their share in the immovable property-II in favour of the Plaintiffs. I am therefore also of the view that the Plaintiffs will be severely prejudiced if 16/21 ::: Downloaded on - 27/11/2013 20:32:00 ::: kpp 17 nms 1213/2013 pending the hearing and final disposal of the Suit, the Defendant is allowed to dispose of his shares in the property of his father in favour of any third party.
In view thereof, the Plaintiffs are entitled to interim relief in terms of prayer clause (b) (i) of the Notice of Motion.
9. However, the Plaintiffs have submitted that they are entitled to carry out the development work in respect of the immovable properties -I and II excluding an area of 581.38 sq.mtrs. as earmarked by the Plaintiffs on the plan annexed as part of Exhibit-J to the Plaint and to an order of injunction restraining the Defendant, his agents, servants, heirs, executors, administrators or any other person claiming through or under the Defendant from interfering with the development of the immovable properties-I and II since the suit property-II is not Joint Hindu Property or HUF property.
10. It is true that under the Deed of Partition dated 23 rd March, 1973, duly registered vide Registration No. 15 of 1973, executed between Gulabchand, Mangilal and Madanlal, the property in Suit was partitioned and Shri Gulabchand Narsingji, Mangilal Gulabchand, Madanlal Gulabchand and Ranjeetmal Gulabchand became entitled to as tenants in common in equal specific 1/4th share in the following immovable property.
Survey No. A.G.A.s Square Meters
33 1 B 0-16-08 1669.28
17/21
::: Downloaded on - 27/11/2013 20:32:00 :::
kpp 18 nms 1213/2013
34 1A 3-21-00 14265.18
34 1B 0-06-00 607.02
34 IC 0-18-01 1827.38
34 ID (pt) 0-06-08 657.58
38 2-00-08 8144.30
Total 27170.74
It is also true that in the said Deed of Partition, it was expressly mentioned and agreed between the parties that the said property is no longer family property.
It was further expressly stated that from the date of execution of the said Deed of Partition, the parties have divided the said joint family property and put an end to and severed their joint status in respect of the said property and acquired a new status of separate owners. By virtue of the aforesaid express understanding, the parties to the said Deed of Partition agreed that the said property shall henceforth be held and enjoyed by the parties as co-owners in severalty as tenants in common in equal 1 ¼ anna share therein to each of them.
11. As submitted by the Plaintiffs, the undivided share of 5 Annas of Gulabchand Narsingji Jain (8490.86 sq.mtrs.) from the aforesaid 27170.74 sq.mtrs. which he held in his personal and individual right (not jointly with any one much less as HUF property) was devolved upon the following legal heirs in their personal and individual right.
18/21 ::: Downloaded on - 27/11/2013 20:32:00 ::: kpp 19 nms 1213/2013 Mangilal Gulabchand 5/3 2830.29 sq.mtrs.
Madanlal Gulabchand 5/3 2830.29 sq.mtrs.
Ranjitmal Gulabchand 5/3 2830.29 sq.mtrs.
The right, title and interest of Madanlal and Ranjeetmal as stated in the Plaint and hereinabove is already acquired by the Plaintiffs under separate registered conveyance. It is submitted that the share of the Mangilal was inherited by the following legal heirs who have executed the conveyance in favour of the Plaintiffs, save and except the Defendant:
Share of Mangilal Gulabchand 2830.29
Mrs. Badami Mangilal Jain 1/5 566.06 (Acquired)
Mr.Abhay Mangilal Jain 1/5 566.06 (Acquired)
Mr. Bharat Mangilal Jain 1/5 566.06 (Acquired)
Mr. Jitendra Mangilal Jain 1/5 566.06 (Acquired)
Mr. Dilip Mangilal Jain 1/5 566.06
12. The Plaintiffs submit that the Mitakshara School (to which the parties belong), recognizes two modes of devolution of property viz. survivorship and succession. The rule of survivorship applies to joint family property and the rule of succession applies to property held in absolute severalty by the last owner (Mulla Hindu Law 20th Edition Volume 1 page 100). It is submitted that in the instant case, in view of the Deed of Partition, it cannot be disputed that the Deceased Mangilal Gulabchand Jain (the last owner, before the Defendant, 19/21 ::: Downloaded on - 27/11/2013 20:32:00 ::: kpp 20 nms 1213/2013 his mother and brothers) became the owner of his share in the said immovable property-II in severity and in his personal individual right, and after his demise the same devolved upon the aforesaid legal heirs as per the provisions of the Hindu Succession Act and did not devolve by survivorship. In view thereof, the suit property is not property held as HUF property.
13. Though I am prima facie not satisfied that the said immovable property-
II is the property belonging to the Hindu Undivided Family, the fact remains that the Defendant is the co-owner of the property with the Plaintiffs. The Hon'ble Supreme Court has in the case of Budh Ram and others vs. Bansi and others (supra) held as follows:
"18...... Every co-owner has a right to possession and enjoyment of each and every part of the property equal to that of other co-
owners. Therefore, in theory, every co-owner has an interest in every infinitesimal portion of the subject matter, each has a right irrespective of the quantity of its interest, to be in possession of every part and parcel of the property jointly with others. A co- owner of a property owns every part of the composite property along with others and he cannot be held to b e a fractional owner of the property unless partition takes place."
14. The Plaintiffs therefore cannot be permitted to develop the property unless the property of which the Plaintiffs and the Defendant are co-owners, is partitioned. In the circumstances though I see much substance in the 20/21 ::: Downloaded on - 27/11/2013 20:32:00 ::: kpp 21 nms 1213/2013 submission advanced on behalf of the Plaintiffs that in view of the stand taken by the Defendant, the Plaintiffs who hold 98.99 per cent share in the property are not in a position to develop its property admeasuring 57,601.43 sq. mtrs., thereby frustrating the entire project of the Plaintiffs and is causing grave hardship to the Plaintiffs, in view of the law laid down by the Hon'ble Supreme Court in Budh Ram and others vs. Bansi and others (supra) interim reliefs cannot be granted in favour of the Plaintiffs in terms of prayer clauses
(a) and (b) (ii) of the Notice of Motion. Hence, the following order:
(i) Ad-interim relief in terms of prayer clause (b) (i) granted in favour of the Plaintiffs by an order dated 5th July, 2013, shall continue until the hearing and final disposal of the Suit.
(ii) Hearing of the Suit is expedited.
(iii) The Defendant is directed to file his written statement on or before 25 th
November, 2013.
(iv) Place the Suit for framing of issues on 27th November, 2013.
15. The above Notice of Motion is accordingly disposed of with no order as to costs.
(S. J. KATHAWALLA, J.) 21/21 ::: Downloaded on - 27/11/2013 20:32:00 :::