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 8, Cited by 2]

Andhra HC (Pre-Telangana)

Juguna Bai And Anr. vs Sardar Surjeet Singh And Ors. on 13 November, 2007

Equivalent citations: 2008(1)ALT418

Author: L. Narasimha Reddy

Bench: L. Narasimha Reddy

JUDGMENT
 

 L. Narasimha Reddy, J.
 

1. These two revisions are filed, challenging the final decree dated 5-2-2007, passed by the Court of Senior Civil Judge, Karimnagar, in O.S. No. 54 of 1981. C.R.P. No. 3144 of 2007 is filed by defendant No. 4, and C.R.P. No. 3914 of 2007 is filed by defendant Nos. 2 and 3, in the suit. The 1st respondent, in both the revisions, is the plaintiff. The 1st defendant died, and the plaintiff claims to be her sole legal representative. The dispute, between the parties, has a chequered career. The circumstances that gave rise to the filing of the C.R.Ps are as under:

2. For the sake of convenience, the parties are referred to as arrayed in the suit. One Sri Sardar Santh Singh had two wives by name, Rama Bai, and Juguna Bai, i.e. defendants 1 and 2. The plaintiff was adopted son of Santh Singh and his wife Rama Bai. The 3rd defendant by name, Sathnam Kaur, is the daughter of Santh Singh, through Juguna Bai, the 2nd defendant. The plaintiff filed the suit for partition of suit schedule properties. The trial Court passed a preliminary decree, on 11-10-1990, holding that the plaintiff is entitled to 1/3rd share of the suit schedule property; the two widows of Santh Singh, i.e. defendants 1 and 2, shall be entitled to 1/3rd share in common; and the 3rd defendant is entitled to the balance of 1/3rd share.

3. Feeling aggrieved by the preliminary decree, the plaintiff filed A.S. No. 1689 of 1991, before this Court. During the pendency of the suit, the 1sl defendant died. Thereupon, he filed C.M.P. No. 11316 of 1991, with a prayer that he be recorded as the legal representative of the deceased. The same was ordered on 27-8-1991. Subsequently, he has withdrawn the appeal, as not pressed. Afterwards, he filed I.A. No. 697 of 1993, with a prayer to pass final decree, and I.A.No. 89 of 1999, for appointment of a Commissioner.

4. Before the final decree came to be passed in the suit, one Smt. Nimma Kaur, filed I.A. No. 1491 of 1993, stating that she is the foster daughter of Santh Singh and Rama Bai, and that under a deed of settlement, dated 30-12-1978, she was allotted 1/3rd share in the properties of Santh Singh. The trial Court dismissed the I.A., on 12-7-1996. Thereupon, she filed C.R.P. No. 3124 of 1996 before this Court. It was allowed on 28-71997, and she was added as defendant No. 4, to the suit.

5. After the 4th defendant was added, the trial Court re-opened the preliminary decree and carried necessary changes in the plaint and other proceedings, through two separate orders, dated 26-11-2002. The plaintiff filed C.R.P. Nos. 6088 of 2002 and 620 of 2003, against the said orders, and through common order dated 8-12-2003, this Court allowed the C.R.Ps. and set aside the orders. Consequently, the trial Court took up the enquiry into I.A. No. 697 of 1993, for passing the final decree.

6. The plaintiff pleaded that on account of the death of the 18t defendant, he became entitled to her share, i.e. half share in the 1/3rd, that is allotted to defendants 1 and 2, together, and thereby, his share is enlarged to half. The defendants raised several objections, as to the claim of the plaintiff, as the sole legal representative of the deceased, 1st defendant, and the denial of share to the 4th defendant. The trial Court overruled the objections, and passed a final decree, directing that the plaintiff is entitled to half of the suit schedule properties; 2nd defendant, to 1/6th and the 3rd defendant, to 1/3rd. The 4th defendant was denied share in the property.

7. Sri M. Rajamalla Reddy, learned Counsel for the petitioner in C.R.P. No. 3144 of 2007 (defendant No. 4), submits that, once his client was added as a party to the suit, before the final decree came to be passed, it was obligatory on the part of the trial Court, to decide her claim. Placing reliance upon the judgment of the Supreme Court in Phoolchand v. Gopal Lal , he contends that a preliminary decree passed in a suit for partition is liable to be changed, or modified, whenever a new party is added, or the existing one is deleted or omitted. He submits that the view taken by the trial Court is contrary to the law laid down by the Supreme Court. Learned Counsel contends that the common order passed by this Court in C.R.P. Nos. 6088 of 2002 and 620 of 2003, cannot defeat the rights of the 4th defendant, which was specifically conferred upon her, by this Court, in its order in C.R.P. No. 3124 of 1996. He raises an objection, as to the claim of the plaintiff as the sole legal representative of the deceased, 1st defendant.

8. Sri. G. Manohar, Learned Counsel for the petitioners in C.R.P. No. 3914 of 2007 (defendants 2 and 3), had advanced arguments, opposing the claim of the plaintiff, as the sole legal representative of the deceased, 1st defendant. Reliance is placed upon the judgment of this Court, in G.N. Kishore Reddy v. R. Venugopal Rao .

9. Sri V. Ramachandra Rao, Learned Counsel for the plaintiff, on the other hand, submits that, both the revisions are untenable, on facts, and in law. He contends that once this Court held in C.R.P. Nos. 6088 of 2002, and 620 of 2003, that the preliminary decree cannot be re-opened at the instance of the 4th defendant, who was added as a party, at a subsequent stage, she cannot repeat her claim in the final decree proceedings. By placing reliance upon several judgments of the Supreme Court and High Courts, he submits that once the preliminary decree has become final, because of the appeal not being filed, or dismissal of the appeal, it cannot be re-opened, at the instance of third parties. It is also his case that a final decree must conform to the preliminary decree, and no one can claim rights, otherwise than under a preliminary decree.

10. The proceedings initiated by the plaintiff, way back in the year 1981, for partition of the properties, left by late Santh Singh; did not attain finality, even after 26 years. Both the parties have contributed for such a state of affairs. It has already been pointed out that late Santh Singh had two wives, i.e. defendants 1 and 2. While the 2nd defendant had a daughter, by name, Sathnam Kaur, the 3rd defendant; the 1st defendant did not have any children. Herself and Santh Singh adopted the plaintiff. Nimma Kaur, is said to have been fostered by them, and that a deed of settlement was executed way back in the year 1978. Either, not being aware of the deed of settlement, dated 30-12-1978, or not feeling the necessity of the presence of the said Nimma Kaur, in the suit, the plaintiff did not implead her. The preliminary decree was passed on 11-10-1990, directing division of properties into three shares; one for the plaintiff; another jointly for defendants 1 and 2, and the other for defendant No. 3.

11. Plaintiff filed appeal before this Court, and did not invite decision on merits. The only development in the appeal was, that the 1st defendant, i.e. adoptive mother of plaintiff, died and he alone was recorded as her legal representative. Thereafter, the appeal ended in withdrawal. The plaintiff filed I.A. No. 697 of 1993 for final decree. Before the final decree passed, Nimma Kaur filed an I.A., to get herself impleaded as defendant No. 4. On dismissal of the I.A., she filed C.R.P. No. 3124 of 1996. The plea raised by the plaintiff, that the preliminary decree cannot be modified, once it has become final; was turned down by this Court, by adopting the principle laid down by the Supreme Court in Phoolchand's case AIR 1967 SC 1470. After extracting the relevant portion of the judgment of the Supreme Court, this Court held in C.R.P. No. 3124 of 1996, asunder:

It is thus amply clear that as long as the partition suit is pending and until a final decree is actually passed, application for impleading a party is maintainable. That a duty is cast on the court in a partition suit to adjudicate upon the claims of all the parties who claim a share in the subject matter of the suit and that there is nothing in the Code of Civil Procedure which prohibits the passing of more than one preliminary decree, if circumstances justify the same. It is not only convenient to the court and advantageous to the parties, specially in partition suits to have disputed rights finally settled before a final decree is prepared.

12. As to the consequences that must follow, from the impleadment of the 4th defendant, this Court observed as under:

In the circumstances, it cannot be denied that the petitioner is a necessary and proper party whose presence is required for complete and final adjudication of the points involved in the suit. I do not see any reason why the dispute raised by the petitioner herein as to her claim based on Ex.B-2 should not be decided by the Court which passed the preliminary decree. The Court undoubtedly has jurisdiction to decide all disputes including those that may arise after the preliminary decree and before the final decree has been passed, as in the instant case.

13. This order became final. Therefore, it became necessary for the trial Court to close I.A. No. 697 of 1993, filed for final decree proceedings, and to undertake enquiry into the claim of the 4th defendant. The orders passed in this regard, were challenged by the plaintiff in C.R.P. Nos. 6088 of 2002 and 620 of 2003.

14. In its common order dated 8-12-2003, in those two C.R.Ps., this Court took note of the order in C.R.P. No. 3124 of 1996, dated 28-7-1997. It was held that the impleadment of the 4th defendant shall be confined to the stage of the final decree proceedings, and that the preliminary decree cannot be reopened. The relevant observation reads as under:

...By allowing any such application for impleading, it cannot be said that the decree, which has become final, is reopened. In fact, no proper steps have been taken by way of an appeal or otherwise by respondent No. 4 herein to set aside the decree. A decree once passed, cannot be set aside unless and until an appeal is filed. Mere allowing an impleading petition and that too at the final decree proceedings, would not entitle respondent No. 4 to plead that the preliminary decree has got reopened. If at all respondent No. 4 has any say, the same can be submitted in the final decree proceedings, which can be taken into account....

15. Virtually there was nothing that the 4th defendant could have claimed in the final proceedings, since she was not a party to the preliminary decree.

16. If one compares or contrasts the views taken by this Court in C.R.P. No. 3124 of 1996, on the one hand, and the common order in C.R.P. Nos. 6088 of 2002 and 620 of 2003, on the other hand, a clear contradiction becomes visible. In the former, a right was conferred upon the 4th defendant, to pursue her remedies, and it was even observed that, if the facts warrant, the preliminary decree can be modified. However, in the latter, her rights were confined to those in final decree proceedings. Since both the orders assumed finality, this Court faces a typical situation. The consoling factor, however, is that the view taken by this Court in the first order accords with the law laid down by the Supreme Court in Phoolchand's case AIR 1967 SC 1470; whereas no such authority sustains the latter. Assuming that both the orders command the same respectability and authority, a way needs to be found, lest the tangle continues to be a riddle.

17. In Ushodaya Enterprises Ltd. v. Commissioner of Commercial Taxes 1988 ALT 96 (F.B), a Full Bench of this Court was faced with two judgments of the Supreme Court, in which conflicting views were expressed. Justice P. Venkatarama Reddi, as His Lordship then was, speaking for the Full Bench, held as under:

Para-24: Without making inroads into the settled principles governing the binding force of a decision of the Supreme Court either by virtue of its precedential value or the mandate of Article 141, we can safely evolve the principle that in a case of conflict arising from the decisions of co-equal Benches of the Supreme Court, the High Court is free to disregard the decision which is based on an obvious mistake of fact or the one which purports to follow the ratio of an earlier decision though such ratio is found to be non-existent. The High Court can legitimately decline to follow such decision and follow the earlier decision which is backed by reasoning-whether it is acceptable to the High Court or not, and which is free from any such apparent flaw. We are unable to persuade ourselves to subscribe to the view that the later decision, should be automatically followed despite the fact that it rests on a conclusion based on an erroneous impression that an earlier decision took a particular view which in fact it has not taken. By doing so, we are neither questioning the hierarchical superiority of the Supreme Court nor the higher wisdom of the Hon'ble Judges of the Supreme Count. We are preferring one decision to the other both rendered by Division Benches. for obvious reasons so as to avoid an incongruity leading to travesty of justice.

18. Strength was derived from the judgment's of the Supreme Court on this very point, such as the one, in Shamrao v. Union Territory of Pondichery . When such is the freedom of a High Count in choosing an authoritative precedent from the conflicting judgments, rendered by the Supreme Court, there must not be any problem in adopting one of the judgments, rendered by me same High Court that too as between the same parties. On application of the principle laid down by the full Bench, this Count is virtually left with no alternative, except to hold that the order passed by this Court in C.R.P. No. 3124 of 1996 would continue to govern the rights of the parties, since it accords with the law laid down by the Supreme Count, where as the other is almost bereft of such authority.

19. The Supreme Count maintained a distinction, in the matter of attaching finality to the decrees, in the suits for partition, compared to other categories of suits. It was pointed out mat a suit for partition terminates only with the passing of final decree, and any changes that take place, between the preliminary decree and final decree, leading to alteration, it must result in amendment or alteration of the preliminary decree. The relevant portion of the judgment in Phoolchand's case AIR 1967 SC 1470, reads as under:

Para-7:...So far, therefore, as partition suits are concerned we have no doubt that if an event transpires after the preliminary decree which necessitates a change in shares, the court can and should do so; and if there is a dispute in that behalf, the order of the court deciding that dispute and making variation in shares specified in the preliminary decree already passed is a decree in itself which would be liable to appeal. We should however like to point out that what we are saying must be confined to partition suits, for we are not concerned in the present appeal with other kinds of suits in which also preliminary and final decrees are passed. There is no prohibition in the Code of Civil Procedure against passing a second preliminary decree in such circumstances and we do not see why we should rule out a second preliminary decree in such circumstances only on the ground that the Code of Civil Procedure does not contemplate such u possibility....

20. It is not uncommon that after a preliminary decree is passed in a suit for partition, but before the preliminary (sic. final) decree is passed, strangers came to be added as parties, or existing ones are deleted, due to death, transfers etc. Depending on the nature of the rights that accrue to the parties, on account of such changes, it becomes necessary to alter the preliminary decree and to redefine the shares. Such an exercise cannot be treated, either, as a review, or setting aside of the preliminary decree.

21. There is intrinsic evidence, in the present case itself. The share of the plaintiff was determined at 1/3rd in the preliminary decree. On account of the death of the 1st defendant, the plaintiff laid a claim for her share also, and in the final decree, he pleaded that he is entitled to halt share. If the plaintiff himself proceeded on the assumption that the determination under the preliminary decree is not final, and his share is liable to be revised, there is no reason why, the 4lh defendant, who was not a party to the preliminary decree, cannot seek adjudication of her claim, and seek re-determination of shares.

22. Learned Counsel for the plaintiff placed reliance upon the judgments of the Supreme Court in Venkatrao Anantdeo Joshi v. Sau. Malatibal Mool Chand v. Deputy Director , and Muthangi Ayyana v. Muthangi Jaggarao AIR 197 SC 292, in support of his contention that a final decree cannot go beyond the scope and ambit of a preliminary decree, and that a third party cannot claim any rights at the stage of final decree, once the preliminary decree has become final. There is absolutely no quarrel with these propositions. In all those cases, no attempt was made by the parties to seek modification of preliminary decree, on the strength of rights that have accrued to them. Claims were put forward in the final decree proceedings, contrary to the preliminary decree. Such is not the case here. Therefore, the rejection of the claim of the 4th defendant, for determination of her rights; cannot be countenanced.

23. Another question that has fallen for consideration was, as to whether the plaintiff was entitled to be treated as the sole legal representative of the 1st defendant, and thereby, her (sic. his) legal heir to the exclusion of others. His claim was accepted by the trial Court and the undivided share of the 1st defendant, out of the 1/3rd; was assigned to the plaintiff, exclusively.

24. In this regard, it needs to be observed that the 1st defendant died, when A.S. No. 1689 of 1991, filed by the plaintiff, was pending, and the plaintiff was brought on record as the legal representative, by orders passed in C.M.P. No. 11316 of 1991. At that stage, the rights of the other parties were not examined. At any rate, the recognition of the plaintiff, as the legal representative of the 1st defendant, was only for the purpose of carrying on the proceedings. By itself, such recognition does not defeat the rights of the persons, if they are otherwise entitled to be treated as legal heirs. In G.N. Kishore Reddy v. R. Venugopal Rao 2004 (4) ALT 178 : 2004 (3) ALD 683, this Court explained the distinction between the legal heir and legal representative, and held as under:

Para-23: What emerges out of the discussion in preceding paragraphs is that it is not necessary that in every case, a legal heir is entitled to be treated as legal representative also. The permission granted to represent the estate of a deceased party to a proceeding cannot be treated as a final adjudication on the rights, except where it is decided as a specific issue. All the claims relating to the property or subject-matter need to be dealt within the same proceedings, instead of the parties being required to institute parallel or tangent proceedings.

25. Therefore, unless there was any independent examination of the matter, as to who are the legal heirs, as distinguished from legal representatives, of the deceased, 1st defendant; there was no basis in allotting her share, exclusively to the plaintiff.

26. For the foregoing reasons, the C.R.Ps are allowed, and the order under revision is set aside. The trial Court shall examine the claim of the 4lh defendant, independently, and if she is able to establish her claim vis-a-vis the property, left by Sardar Santh Singh, preliminary decree shall be modified to the extent needed. The trial Court shall also decide as to who succeeded to the estate of the deceased, 1sl defendant, and re-determine the shares accordingly. This exercise shall be completed within a period of three months from the date of receipt of the copy of this order, and the parties shall co-operate, without seeking any adjournments.

27. There shall be no order as to costs.