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 6, Cited by 91]

Supreme Court of India

Mudigowda Gowdappa Sankh & Ors vs Ramchandra Ravagowda Sankh & Anr on 9 January, 1969

Equivalent citations: 1969 AIR 1076, 1969 SCR (3) 245, AIR 1969 SUPREME COURT 1076, 1969 3 SCR 245, 1970 MAH LJ 392, 1972 BOM LR 108

Author: V. Ramaswami

Bench: V. Ramaswami, J.C. Shah, A.N. Grover

           PETITIONER:
MUDIGOWDA GOWDAPPA SANKH & ORS.

	Vs.

RESPONDENT:
RAMCHANDRA RAVAGOWDA SANKH & ANR.

DATE OF JUDGMENT:
09/01/1969

BENCH:
RAMASWAMI, V.
BENCH:
RAMASWAMI, V.
SHAH, J.C.
GROVER, A.N.

CITATION:
 1969 AIR 1076		  1969 SCR  (3) 245
 1969 SCC  (1) 386


ACT:
Hindu Law--Partition-Partition deed sham and  nominal-Effect
of  Joint family, having  nucleus-Later	 acquisitions-Income
from  nucleus  adequate for making  acquisitions-If  can  be
presumed to be joint family  properties-Alienation-Challenge
of in plaint.



HEADNOTE:
A joint family consisting of two brothers G and A and  their
wives,	sons  and daughters was possessed  of  joint  family
properties.  Between 'the years 1911 and 1940 several  other
properties  were acquired.  In 1930, the son of A was  taken
in adoption by G. The adopted son died in 1944, and both the
brothers  denied  the  adoption and purported  to  effect  a
partition.   In the partition deed the lands were  unequally
divided between the brothers, G getting twice as much as  A,
but the brothers continued to be in joint possession of	 the
lands.	There was no division of their house at all and	 the
brothers had a joint mess even after the date of  partition.
After  the  partition-deed  was executed  the  two  brothers
executed   various  alienations.   The	 first	 respondent,
claiming to be the adopted son of another son of A, filed  a
suit  in  1954 after the death of G and A,  challenging	 the
partition  deed as fraudulent, that it was never acted	upon
and was only intended to defeat the rights of two  widows-in
A's   family.	The  appellant-,  contested  the  suit	 and
supported all the alienations.
The trial court decreed the suit except with respect to	 one
sale deed, and the High Court, in appeal, held in favour  of
the first respondent even with respect to that item.
In  appeal  to this Court, it was contended that :  (1)	 The
partition deed was not a sham transaction; (2) 'Even if	 the
partition  deed was bogus, there was in law a  severance  of
joint family status; (3) The later acquisitions between	 the
years  1911  and 1940 were not joint family  properties	 but
belonged exclusively to G; and (4) The High Court should not
have reversed the decree of the trial court with respect  to
the sale deed, because it was not challenged in the plaint.
HELD  : (1) The scheme of the partition was to	deprive	 the
widows-.  in A's family of any claim for maintenance out  of
the joint family properties but to limit their rights to the
smaller	 share	:given	to A. In view of the  state  of	 law
before	the decision in Anant v. Shankar, A.I.R.  1943	P.C.
196  the  two brothers decided to execute a  bogus  deed  of
partition in order to avoid any legal consequences which may
follow	if  either  of	the widows  should  take  a  son  in
adoption.   Therefore, the deed was not genuine.  [249	D-G;
250 F-G]
246
(2)In  order to operate as a severance of joint status,
it  is	necessary that	the  expression	 of  intention	to
separate himself, by the 'particular member must be definite
and  unequivocal.  If the expression of the intention  is  a
mere  pretence	or  sham, there is, in the eye	of  law,  no
separation of the joint family status. [251 C-D]
Merla Ramanna v. Chelikani Jagannadha Rao, A.I.R. 1941	P.C.
48, applied.
(3)There  is  no presumption that a  joint  Hindu  family,
because it is joint, possesses any joint family property  or
if  there was a nucleus, any acquisition made by any  member
of  the joint family is joint family property.	It  is	only
after  the possession of an adequate nucleus is	 shown	that
such  a presumption is drawn and the onus shifts on  to	 the
person who claims the property as a self-acquisition to make
out  his  claim.  In the present case, the income  from	 the
nucleus	 was  more than sufficient for the purchase  of	 the
various items acquired later, and there was no proof that  G
had  any  separate income of his own out of which  he  could
have:	acquired   those  items.    Therefore,	 the   later
acquisitions were also joint family properties. [251 E G 252
C-D, E-F]
Appalaswami  v. Suryanaravanamurti, I.L.R. [1948] Mad.	440,
(P.C.) applied.
(4)The first respondent challenged all the alienations	in
the plaint and the High Court was right in holding that	 the
sale   without consideration and hence was not	genuine	 and
was not binding on the first respondent. [253 D-E]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 339 of 1966. Appeal by special leave from the judgment and order dated December 12, 1962 of the Bombay High Court in First Appeal No. 436 of 1967.

G. L. Sanghi, and A. G.Ratnaparkhi, for the appellants. S. T. Desai and I. N. Shroff, for the respondents. The Judgment of the Court was delivered by Ramaswami, J. This appeal is brought by special leave from the judgment of the Bombay High Court dated 12th December, 1962 in First Appeal No. 436 of 1958 by which the High Court dismissed the appeal and allowed the cross-objections filed by the respondents in the said appeal.

247

The relationship of the parties will appear from the following pedigree Neneppa Gowdwppa=1. Kashibai Apparaya=Sidgangawa II

2.Sigangawa I (died on (Widows of Gowdappa) 20-12-53) (wife of Apparaya time of Apparaya Gangabai Neneppa II Neneppa II Revgowda Subhadra- (widoed daughter (adopted in =Sidgangawa bai(daug- of Gowdappa) 1930 died in III(wife of Reveg- ter of Appellant No. 1944) owda Respodent No. Apparaya 5in 1944) 2 Appellant No. 3.

	     Neelagangawa=Mudigowda
	   (daughter of	   (alleged to
	  Neneppa II)	   have been	 Ramchandra(adopted
	  Appellant No.	   adopted by	 to Revegowda by
	  2.		   Gowdappa in	 Sidgangawa III)
			 1948; and became   Respodent No.
			the husband of	 1. since deceased.
			Neelagangawa
		       Appellant No.1.

Goudappa had one daughter by name Gangabai, while Apparaya had three children (i) Nenappa II, (ii) Ravagowda and (iii) Subhadrabai.In 1930 Nenappa 11 was given in adoption to Goudappa. He had two wives Kashibai and Sidgangawa. Revagowda 'Married another Sidgangawa. In 1938 Revagowda was murdered. Thereafter Goudappa and Apparaya purported to effect a partition between themselves. At the time of the death of Nenappa 1, six plots of lands belonged to the joint family. Five of these plots are survey Nos. 43, 59, 65, 66 and 69 measuring 137 acres and 15 gunthas and assessed at Rs. 126/12/- and are located in Borgi Khurd. The other plot survey No. 77 which was in Borgi Budruk measured 14 acres and 24 gunthas and was assessed at Rs. 16/14/-. The total area of the ancestral lands was, therefore, 151 acres and 27 gunthas assessed at Rs. 143/. Between 1911 and 1940, 12 other pieces of lands in both these villages measuring 137 acres and 39 gunthas and assessed at Rs. 18/10/- were acquired in various names. After Nenappa II 248 was murdered in 1944, both the brothers denied his adoption by Goudappa and purported to effect a partition on 28th April, 1944. After the partition deed was executed various alienations were made by the two. brothers. On 25th September, 1944 by Ex. 161 Goudappa gifted S. Nos. 61 and 62 of Borgi Budruk and Survey No. 45 of Borgi Khurd to defendant No. 4, Subhadrabai. By Ex. 162, dated 1st October, 1946 Goudappa made a gift of plot survey Nos. 62 and 63 of Borgi Khurd and Survey No. 11/3 of Borgi Budruk to defendant No. 3 who is the daughter of Nenappa H. On 20th April, 1948 by Ex. 159 Apparaya sold survey Nos. 77 and 43 to defendant No. 3 for a sum of Rs. 50001. On the same day by Ex. 160 Goudappa sold survey No. 79 for Rs. 1,000/- to Apparaya. Again on 17th May, 1948, by Ex. 158 Goudappa made a gift of plot survey Nos. 59 and 60 of Borgi Khurd to defendant No. 3. By Ex. 117, dated 7th December 1948 Gou- dappa by a Vardi transferred survey No. 66 of Borgi Khurd, to defendant No. 6 his widowed daughter. On 15th December, 1948 Goudappa gave a portion of plot No. 96 to Sidgangawa, wife. of Apparava for maintenance.. By Ex. 166, dated 25th May, 1950, Goudapa and defendant No. 1 together sold to defendant No.. 5 portion of survey No. 23 for a sum of Rs. 3,000/. Finally on 19th November, 1953, Apparaya executed his last will which is Ex. 168 whereby he bequeathed survey No. 79 to, defendant No. 4 and one house to his daughter defendant No. 4. The plaintiff 'claimed to be the adopted son of Revagouda and brought the present suit on 10th June, 1954 challenging the partition deed as fraudulent. He alleged that it was intended to defeat the rights of the widows, that it was never acted upon and that the family continued to be joint. The defendants contested the suit on the ground that the partition deed Ex. 157 was a genuine transaction and was acted upon, that Apparaya and Goudappa became separate in status and managed their properties separately. The defendants supported all the alienations as being genuine and effective. The trial court came to the conclusion that the 12 pieces of lands which were acquired between 1911 and 1940 formed part of the joint family properties, that the partition deed Ex. 157 was not intended to be acted upon but was executed to defeat the rights of the widows. The trial court held that none of the alienations except the sale deed Ex. 159 executed by Apparaya in respect of survey plots Nos. 43 and 77 in favour of defendant No. 3 was binding on the plaintiff. The trial court accordingly made a decree for partition with appropriate directions. The defendants took the matter in appeal to the High Court. The plaintiff also filed a cross.-objection with regard to the sale-deed Ex. 159. By its judgment dated 12th December, 1962, the High Court dismissed the appeal of the defendants and allowed the cross-objection of the. plaintiff holding that the sale-deed Ex. 159 regarding survey plots Nos. 43 and 77 was also not binding upon the plaintiff.

249

The first question to be considered-in this appeal is whether the partition. deed executed by Goudappa and Apparaya on 28th April, 1944 was a sham transaction and not intended to be effective. Both the trial court and the High Court have reached a concurrent finding after an elaborate examination of the evidence that the partition deed was not genuine, and that it was effected for an ulterior purpose in order to defeat the rights of the widows in the joint family. It is manifest that the finding of the lower courts upon this question is essentially a finding upon a question of fact, and in an appeal by special leave it is the normal practice of this Court to accept such a concurrent finding of fact as correct. It was, however, contended by Mr. sanghi that the finding of the lower courts is vitiated in law because there was no evidence in support of that finding. In our opinion, there is no justification for this argument. In the partition deed it is recited that the lands were partitioned with the help of Panchas but the names of Panchas are not mentioned in the document and none of the Panchas has signed it. As to the division of the- properties, Goudappa has been given 101 acres and 39 gunthas while Apparaya has been given 50 acres and 10 gunthas only. The total assessment of lands given to Goudappa is Rs. 82/3/- while the assessment of the lands given to Apparaya is Rs. 61/7/-. There appears to be no division of the house at all, since nothing is mentioned in the partition deed about the house. The unequal division of the lands in the so called partition deed is a strong circumstance which indicates that the transaction was not genuine. It should also be noticed that at the time of the partition deed there were widows of two sons in the family, Nenappa the second and Revagouda. At about this time, after Nenappa's death, the adoption of Nenappa by Goudappa was denied. The scheme of the partition was, therefore, to deprive the two widows of any claim for maintenance out of the joint family properties but to limit their rights to about 50 acres of land given to Apparaya. There is also evidence that after the partition deed, the two brothers continued to be in joint possession of the lands and they lived joint in the same house as before. It appears that the two brothers had a joint mess even after the date of partition. It was contended by Mr. Sanghi that there,was no evidence that the two brothers continued to be in joint possession of the lands. But if is not possible to accept this argument as correct. On a perusal of the evidence it is apparent that P.Ws. 1 to 4 all supported the case of the joint possession of the two brothers and their evidence has been believed by both the lower courts. There is another circumstance which strongly lends support of the plaintiff's case on this point. It was at one time supposed that the doctrine of Mitakshara law was that if the last surviving coparcener died and the property passed to his heir, such as a widow or a collateral, the power of the widow of a predeceased Sup. CI/69-17 250 coparcener to. adopt was at an end. (Chandra v. Gojarabai and Adivi Suryapnakasarao v. Nidamarty Gangaraju (2). The cases on this point were considered in 1936 by the Full Bench of the Bombay High Court in Balu Sakharam Powar v. Lahoo Sambhaji Tetgura(3). It was 'held in that case that where a coparcenary exists at the date of the adoption the adopted son becomes a member of the coparcenary, and takes his share in the joint property, but where the partition takes place after the termination of the coparcenary by the death, actually or fictionally, of the last surviving coparcener, the adoption by a widow of a deceased coparcener has not the effect of reviving the coparcenary and does not divest property from the heir of the last surviving coparcener (other than the widow) or those claiming through him or her. But the decision of the Full Bench of the Bombay High Court was expressly over-ruled by the Judicial Committee in Anant V. Shankar(4) It was held that the power of a Hindu widow does not come to an end on the death of the sole surviving coparcener. Neither does it depend upon the vesting or divesting of the estate, nor can the right to adopt be defeated by partition between the coparceners. The rights of the adopted son relate back to the date of the adoptive I father's death and the adopted son must be deemed by a fiction of law to have been in existence as the son of the adoptive father at the time of the latter's death. If, therefore, there was a coparcenary in existence when the adoptive father then whether it came to an end by the death of the last surviving coparcener or by subsequent partition among the remaining members, an adoption validly made by the widow of the deceased coparcener would have the effect of divesting the estate in the hands of the heir to the last surviving coparcener in the first case and of putting an end to the partition in the second case and enabling the adopted son to claim a share in the family properties as if they were still joint. The decision of the Judicial Committee in Anant v. Shankar(4) was unexpected and revolutionary in character. It is likely that in view of the fluid and un- certain state of the law on this point the two brothers Goudappa and Apparaya decided to execute a bogus deed of partition in order to avoid any legal consequence which may follow if either of the widows should take a son in adoption. We are accordingly of 'the view that there is proper evidence to support the concurrent finding of the lower courts and there is no reason to disturb that finding. it was also contended on behalf of the appellants that even though the partition deed was bogus there was in law a severance of joint family status and the family could not continue to be joint (1) I.L.R. 14 Bom. 463. (3) A.I.R. 1937 Bom. 279. (2) I.L.R. 33 Mad. 228. (4) A.T.R. 1943 P.C. 196.

251

after 20th April, 1944 which was the date of the partition deed. In other words, the argument was that there was a declaration by the coparceners of their intention to separate and that declaration was sufficient to put an end to the joint family. status of the two brothers. In our opinion, there is no substance in this argument. It is now well established that an agreement between all the copar- ceners is not essential to the disruption of the joint family status, but a definite and unambiguous indication of intention by one member to separate himself from the family and to enjoy his share in severalty will amount in law to a division of status. It is immaterial in such a case whether the other members assent or not. Once the decision is unequivocally expressed, and clearly intimated to his co- sharers, the right of the coparcener to obtain and possess the share to which he admittedly is entitled, is unimpeach- able. But in order to operate as a severance of joint status, it is necessary; that the expression of intention by the member separating himself from the joint family must be definite and unequivocal. If, however., the expression of intention is a mere pretence or a sham, there is in the eye of law no separation of the joint family status. See for instance the decision of the Judicial Committee in Merla Ramanna v. Chelikani Jagannadha Rao & Ors.'(1). We pass on to consider the next question arising in this appeal,, viz. whether the High Court was right in holding that the 12 pieces of lands were joint family properties and were not the self acquisition of Goudappa. The case of the appellants was that these lands were self-acquisition of Goudappa, but the respondents contended that they were joint family properties. The law on this aspect of the case is well settled. of course there is no presumption that a Hindu family merely because, it is joint, possesses any joint property. The burden of proving that any particular property is joint family property, is, therefore, in. the first instance upon the person who claims it as coparcenary property. But if the possession of a nucleus of the joint family property is either admitted or proved, any acquisition made by a member of the joint family is presumed to be joint family property. This is. however, subject to the limitation that the joint family property must be such as with its aid the property in question could have been acquired. It is only after the possession of an adequate nucleus is shown, that the onus shifts on to the person who claims, the property as self acquisition to affirmatively make out that the property was acquired without any aid from the 'family estate. In Appalaswami v.

Suryanarayanamurti(2), Sir John Beaumont observed as follows "The Hindu law upon this aspect of the case is well settled. Proof of the existence of a joint family does (1) A.I.R. 1941 P.C. 48.

(2) I.L.R.(1948)Mad..440.(P.C.) 252 not lead to the presumption that property held by 'any member of the family is joint, and the burden rests upon anyone asserting that any item of property was joint to establish the fact. But where it is established that the family possessed some joint property which from its nature and relative value may have formed the nucleus from which the property in question may have been acquired, the burden shifts to the party alleging self-acquisition to establish affirmatively that the property was acquired without the aid of the joint family property. See Babubhai Girdharlal v. Ujamlal Hargovandas(1), Venkataramayya v. Seshamma(2) and Vythianatha v. Varadaraja(3). In the present case, both the lower courts have found that there was an adequate nucleus of joint family properties from which the acquisitions could have been made. It is admitted that when Nenappa I died, the joint family was possessed of 151 acres and 27 gunthas of land assessed at Rs. 143. It is further admitted by defendant No. 1 that out of the four ancestral lands, one land was Bagayat land. Witnesses on behalf of 'the plaintiff assessed the income between Rs. 5,000 to Rs. 6,000 before the first world war. It is also conceded that the family had between 8 to 12 bullocks for the purposes of cultivation and most of the lands were cultivated personally by-the family members. Between 1911 and 1940 12 other pieces of lands measuring 137 acres and 39 gunthas assessed at Rs. 18/10/- were acquired in various names. The total price of the sale deeds is Rs. 4800 spread over a period of 30 years. In view of this evidence, we see no reason to differ from the finding of the lower courts that the income from the nucleus was more than sufficient for the purchase on the different dates. The respondents alleged that these properties belonged to the joint family, and unless it is shown by the appellants that Goudappa carried on any other business and that these pro- perties were acquired out of that income, the appellants must fail. The case of defendant N6. 1 was that Goudappa made these acquisitions out of his business. D.W. 1 did not however state the nature of the business. In cross- examination he said that Goudappa was trading in cotton and this information he had got from Goudappa after his adoption. D.W. 1 was however unable to say with whom Goudappa had dealings in cotton. If Goudappa was doing cotton business it should not have been difficult for the ,defendants to have produced more direct evidence of persons with whom he had business dealings. The High Court has rejected the evidence of D.W. 3, Imamsaheb as worthless. It is manifest that there is no proof that Goudappa had any separate income of his (1) I.L.R. Born.708. (2) I.L.R.[1937] Mad. 1012. (3) I.L.R. [1938] Mad. 696.

253

own out of which he could have acquired the 12 pieces of land. 'Me lower courts were, therefore,right in reaching the conclusion that the 12 pieces of lands belonged to joint family and that the plaintiff was entitled to a share thereof in the partition.

It was lastly contended on behalf of the appellants that in any case the High Court should not have allowed the cross- objection of the respondents with regard to 'survey plots Nos. 43 and 77. Reference was made to paragraph 5 of the plaint in which there was no specific mention of the sale deed executed by Apparaya in favour of defendant No. 3 of survey plots Nos. 77 and 43. But paragraph 4 should be read along with paragraph 7 of the plaint in which the plaintiff challenged the alienations made-in favour of the several parties to the suit and had claimed relief in respect of all the lands mentioned in the schedule to the plaint. Survey plots Nos. 77 and 43 are expressly mentioned in the schedule. It is, therefore, not possible to accept the contention of the appellants that the plaintiff had not challenged the sale deed Ex. 159 with respect to survey plots Nos. 77 and 43. The High Court has pointed out that defendant No. 3 was a minor at the time of sale, that Goudappa had acted as her guardian and that defendant No. 3 had no property of her own. The High Court therefore rightly held that the sale must be held to be without consideration and not genuine and was, therefore, not binding on the plaintiff.

For these reasons we hold that the, judgment of the Bombay High Court dated 12th December, 1962 is correct and this appeal must be dismissed with costs.

V.P.S.				      Appeal dismissed.
254