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 10, Cited by 0]

Karnataka High Court

Smt Parvatevva @ Shantavva vs Smt Basavva W/O Kenchappa Kanchellar @ ... on 23 May, 2022

Author: Ravi V.Hosmani

Bench: Ravi V.Hosmani

  IN THE HIGH COURT OF KARNATAKA DHARWAD BENCH

         DATED THIS THE 23 R D DAY OF MAY, 2022

                        BEFORE

        THE HON'BLE MR.JUSTICE RAVI V.HOSMANI

                R.F.A. NO.892/2006 (PAR)

BETWEEN

SMT PARVATEVVA @ SHANTAVVA
W/O.NAGAPPA MULTIMANI @ MUDIHAL
AGE.55 YEARS,
OCC.HOUSEHOLD WORK/AGRICULTURE,
R/O.NITTUR TQ.RANEBENNUR,
DIST.HAVERI-581 115.
                                           ...APPELLANT
(BY SRI LOKESH MALAVALLI ADV.,
    SRI G.N.NARASAMMANAVAR, ADV.,)

AND

1 .   SMT BASAVVA
      W/O KENCHAPPA K ANCHELLAR
      @ BANKAR, AGE:80 YEARS
      OCC:HOUSEHOLD WORK
      R/O.CHEPPARADAHALLI
      TQ.RANEBENNUR
      DIST.HAVERI-581 115.

2 .   SMT MAHADEVAKKA
      W/O.SHIDDAPPA K UPADA
      AGE.58 YEARS
      OCC:HOUSEHOLD WORK
      AND AGRICULTURE
      R/O.MAKARI
      TQ.HIREKERUR
      DIST.HAVERI-581 115.

3 .   TIRAKAPPA K ENCHAPPA BANKAR
      @ KENCHELLARA
      AGE.48 YEARS
      OCC: AGRICULT URE
                               2




      R/O.CHEPPARADAHALLI
      TQ.RANEBENNUR,
      DIST.HAVERI-581 115.

4 .   ANANDAVVA
      W/O.HEMAPPA YALAVATTERA
      AGE.42 YEARS
      OCC:HOUSEHOLD WORK
      R/O.RANEBENNUR KURABAGERI
      RANEBENNUR
      DIST.HAVERI-581 115.

5 .   RENUKAVVA
      W/O.CHANDRAPPA SANNASARATOOR
      AGE.38 YEARS
      OCC: HOUSE HOLD WORK
      R/O.CHIKKAMAGANUR
      TQ.RANEBENNUR
      DIST.HAVERI-581 115.

6 .   SHANTAVVA @ VANAJAKSHAVVA
      W/O.SHANKARAGOUDA PATIL
      AGE.35 YEARS
      OCC: HOUSEHOLD WORK
      R/O.DODDAGUBBI
      TQ.HIREKERUR
      NOW AT CHIKKAMAGANUR
      TQ.RANEBENNUR
      DIST.HAVERI-581 115.

                                                ...RESPONDENTS

      (BY SRI S.G.KODADAKATTI, ADVOCATE, FOR R3;
          SRI R.K.KALKARNI, ADVOCATE FOR R5 & R6;
          NOTICE SERVED T O R1, R2 & R4)

      THIS RFA FILED U/S.96 OF CPC AGAINST THE JUDGMENT
AND DECREE DAT ED 23.02.2006 PASSED IN O.S.NO.76/96 ON
THE FILE OF THE CIVIL JUDGE (SR.DN.) AND PRL. JMFC.,
RANEBENNUR,   DISMISSING     THE   SUIT   FOR   PARTITION   AND
SEPARATE POSSESSION.
                                    3




     THIS RFA HAVING HEARD AND RESERVED ON 28.03.2022
THIS DAY, T HE COURT PRONOUNCED THE FOLLOWING:


                           JUDGMENT

Challenging judgment and decree dated 23.02.2006 passed by Civil Judge (Sr.Dn.) and Principal, JMFC at Ranebennur, in O.S.No.76/1996, this first appeal is filed by unsuccessful plaintiff.

2. Appellant herein was plaintiff in suit, while respondents herein were defendants no.1 to 6 respectively. For sake of convenience they shall hereinafter be referred to as per their respective ranks in original suit.

3. O.S.No.76/1996 was filed seeking for relief of partition and separate possession of plaintiff's 1/4th share in suit properties namely:

A) Properties situated in Chapparadahalli, Hirekerur Taluk:
1. R.S.No.51/1+2 measuring 3 acres 27 guntas
2. R.S.No.57/1 measuring 3 acres 9 guntas
3. R.S.No.62/5 measuring 1 acre 29 guntas
4. R.S.No.62/1A+1B measuring 1 acre 16 guntas 4 B) House site and vacant plot in Chapparadahalli:
(1) V.P.C. No.51 (including house with tiled roof) measuring East - West 30ft. and North-South 70 ft. bounded on East by property of Shivappa Ingalagundi, West by property of Dyavappa Banakar, North by property of Hanumanthappa Basappa Banakar and South by property of defendant's portion in V.P.C.No.52.
(2) Open plot bearing V.P.C.No.52 totally measuring East -

West 30 ft. North - South 30ft. bounded on East by property of Hemappa Ingalagundi, West by property of Dyavappa Banakar, North by property belonging to plaintiff and defendants and South by property of Hanumanthappa Basappa Banakar and C) Properties situated in Chikkamaganur village, Hirekerur Taluk:

(1) R.S. No. 8/8A+B+C measuring 3 acres 10 guntas (2) Sy.No.40/1A+B+2 measuring 4 acres 8 guntas (hereinafter referred to as 'suit properties' for short) 5

4. In plaint, it was stated that Kenchappa - propositus and his wife Basavva (defendant no.1) had four children namely Parvathevva (deceased), Mahadevakka (defendant no.2), Shantavva @ Parvathevva (plaintiff) and Tirakappa (defendant no.3). Eldest daughter Parvathevva died during 1990 survived by three daughters viz., Anandavva, Renukavva and Shantavva (defendants no.4, 5 and 6 respectively). It was stated that during life time of propositus, all members of joint family were in joint cultivation and possession of suit properties. There was no partition effected between them and propositus died on 24.07.1978. Thereafter mother of defendants no.4 to 6 died in 1990. It was further specifically stated that there was no partition of joint family properties. As all other members were women, lands were being cultivated by defendant no.3, but income was distributed to all. It was specifically asserted that plaintiff had never executed any gift deed or relinquishment deed giving up their share in joint family property. It was stated that when partition was sought, 6 defendants refused same on the basis of false mutation entries which gave rise to cause of action for filing suit.

5. Upon service of suit summons, defendants no. 2 and 3 filed written statement contending that defendant no.3 was still a minor when propositus became old-aged. At that time, plaintiff along with her husband left Nittur and came to Chapparadahalli to manage family affairs of propositus. It was further stated that one year prior to death of propositus, plaintiff was given Rs.1,00,000/- in cash and 10 tolas of gold and other valuable properties towards her share, for which she had given up right over suit schedule properties in favour of defendant no.3. Likewise, defendant no.1, defendant no.2 and mother of defendants no.4 to 6 also received cash, gold and other valuable properties to give up their rights in suit property. Thus, there was partition effected in the year 1982 and name of defendant no.3 was mutated in revenue records as per M.E.No.705 of Chapparadahalli and M.E.No.569 of Chikkamorab village. Therefore, neither plaintiffs nor other defendants had any right, title, interest over suit property. 7

6. Defendant no.4 filed separate written statement admitting plaint averments. Defendants no. 5 and 6 filed memo adopting written statement of defendant no.4.

7. Based on pleadings, trial Court framed following issues:

1. Whether the plaintiff proves, the suit properties are joint ancestral properties of plaintiff and defendants as contended?
2. Does he further proves, the defendant no.3 is managing the suit property on behalf of all family members?
3. Whether defendant no.1 to 3 prove, that in 1982 plaintiff by receiving cash and gold has relinquished her right in the suit properties as contended?
4. Whether plaintiff is entitled for partition?
5. What relief the parties are entitled?

8. Thereafter plaintiff examined herself as PW-1. She also examined another witness as PW-2. Exhibits.P.1 to P.12 were marked. On behalf of defendants, defendant no.3 examined himself as DW-1 and defendant no.2 was examined 8 as DW-2. Another witness was examined as DW-3. Exhibits D.1 to D.11 were marked. On consideration, trial Court answered issues no.1 to 5 in negative and dismissed suit. Aggrieved thereby, plaintiff is in appeal.

9. Sri. G.N. Narasammanavar, Advocate, appearing for Sri. Lokesh Malavalli, learned counsel for appellants contended that plaintiff is daughter of propositus. Suit properties were ancestral joint family properties of propositus. As there was no prior partition, and defendants denied partition, plaintiff filed suit for partition. In said suit, defendants 4, 5 and 6 admitted plaint averments. While only defence set up by defendants no.2 and 3 was prior partition during 1982. It was submitted that propositus died on 24.07.1978. In order to substantiate prior partition, documents produced were M.E.No.705 of Chapparadahalli and M.E.No.569 of Chikkamorab. Learned counsel contended that even when defendants failed to produce any documents of prior partition, trial Court believed their case and dismissed suit. It was submitted that plaintiffs were entitled for equal share, when defendant failed to 9 establish prior partition. It was submitted that mere performance of marriage of daughters would not disentitle them from seeking share in joint family property.

It was contended that impugned judgment and decree was therefore contrary to law and evidence on record. It was also contended that impugned judgment and decree was perverse and capricious and consideration of evidence was against established principles. As defendants admitted nature of suit property as ancestral properties dismissal of suit was not justified. Trial Court erred in not taking into consideration deposition of DW-2, who stated that she was not aware of plaint averments and affidavit. Absolutely no evidence was led to substantiate contention that defendants had received gifts from father. As there was no prior partition, dismissal of suit would amount to denial of share of daughter, which would be contrary to provisions of Hindu Succession Act. It was also contended that there was no proper framing of issues. On above grounds, learned counsel sought for allowing appeal, 10 set aside impugned judgment and decree by granting relief sought for.

10. On other hand, Sri. S.K. Kadadakatti, learned counsel for defendants supported impugned award and opposed appeal. It was submitted that suit for partition filed by plaintiff was not maintainable in view of prior partition which had taken place during 1982. It was submitted that since parties herein were Hindus, even partition by way of family settlement was permissible without insisting on registration. It was submitted that prior partition was substantiated in instant case by production of 'Varadi' given after family settlement as per Exs.D.3 and D.9 and fact that it was given effect to is evidenced by M.E.Nos.705 and 569 marked as Exs.D.10 and D.11 respectively. It was further submitted that plaintiff had never questioned mutations and was therefore estopped from contending contrary to them. Learned counsel further submitted that DWs-2 and 3 had also deposed in favour of defendants and on consideration, trial 11 Court had arrived at a conclusion that there was prior partition and on said finding suit was dismissed.

In support of his submissions learned counsel relied upon decisions of Hon'ble Supreme Court in case of Digambar Adhar Patil Vs. Devram Girdhar Patil reported in AIR 1995 SC 1728 and Ravinder Kaur Grewal and others Vs. Manjit Kaur and others reported in (2020) 9 SCC 706.

11. From above, relationship of parties is not in dispute. Nature of suit properties as ancestral joint family properties of propositus Kenchappa is also not in dispute. While plaintiff claims existence of joint family status in relation to suit properties, defendants dispute same on ground of prior partition.

12. In view of above contentions, following points arise for my consideration:

1) Whether trial Court was justified in dismissing suit for partition by holding that defendants had established prior partition? and 12
2) Whether judgment and decree passed by trial Court calls for interference? If so, in what manner?

13. Re.Point No.1:

Trial Court dealt with issues no.1, 3 and 4 regarding subsistence of joint family status or its severance due to prior partition. While plaintiff is claiming share in properties of her father as a coparcener, defendants no.2 and 3 contend that by virtue of family arrangement, plaintiff received cash of Rs.1,00,000/-, 10 tolas of gold and other valuable properties and relinquished her rights in favour of her brother defendant no.3. Defendants no.4 to 6 support claim of plaintiff.

14. While dismissing suit, trial Court answered all issues in negative. Issue no.1 cast burden of proving that suit properties as joint ancestral properties of plaintiff and defendants upon plaintiff. Whereas, issue no.3 required defendants no.1 to 3 to prove that plaintiff had relinquished her rights in suit properties during 1982 by receiving cash and gold.

13

15. In order to establish that suit properties continued to be joint family properties of plaintiff and defendants, plaintiff examined herself as PW-1. In examination-in-chief, there is virtual reproduction of plaint averments. During cross- examination, it is elicited that during 1970 propositus was suffering from old age. As defendant no.3 was a minor at that time, plaintiff and her husband moved from their native place to Chapparadahalli. They looked after properties from 1970 to 1977. It was elicited that from out of income derived by cultivating said lands they were maintaining family. Suggestions that during lifetime of propositus i.e., during year 1977, plaintiff was given Rs.1,00,000/- in cash and gold in lieu of her share in joint family properties and upon receiving same, she had relinquished her share in joint family property in favour of defendant no.3. It was also contended that similarly other sisters had also relinquished their share in joint family properties by receiving appropriate consideration. It was elicited that in pursuance of 'varadi' given after family 14 arrangement, had not been challenged by plaintiff by filing appropriate appeal.

16. PW-2 deposed that earlier, plaintiff and defendants were cultivating suit lands together. But since past six years it was discontinued. Suggestions by defendant about prior partition, relinquishment of share by sisters of plaintiff in favour of defendant no.3 etc., were disputed. No material admission was elicited from PW-2.

17. Documentary evidence produced by plaintiff are Exs.P.1 to P.6 - record of rights , mutation entries - Exs.P.7 to P.9, death certificate of plaintiff's mother - Ex.P.10, property Tax demand register extract - Exs.P.11 and P.12. Exs.P.1 to P.6 disclose mutation of name in Column - 9 as due to partition. Ex.P.10 substantiates death of wife of propositus; while Exs.P.11 and P.12 disclose suit properties standing in name of defendant no.3. Ex.P.8 would be relevant material document of defendants, as it is defendants' case that plaintiff and other sisters had relinquished their rights. Contents of 15 Ex.P.8 indicate that said mutation was in pursuance of a 'varadi', wherein it was stated that Kenchappa Hallappa Kanchallar @ Banakar died on 24.07.1978. Thereafter Thirakappa, S/o. Kenchappa and mother Basavva gave 'varadi' stating that daughters Parvathevva, Mahadevakka, Shantavva had relinquished their rights in favour of defendant no.3 by taking cash, gold and other valuables. However, same does not disclose that varadi was given by plaintiff and sister. It also does not state that plaintiff was issued with notice prior to effecting mutation.

Hon'ble Supreme Court in case of Venigalla Koteswaramma Vs. Malempati Suryambha & Ors. reported in 2021(4) SCC 246, has held that in a suit for partition, declaration about nullity or about alienation not binding on plaintiff is not necessary.

18. Substantial contention urged by defendants was with regard to prior partition, which is sought to be established on the basis of record of rights, property tax extracts and mutation entries. Defendant no.3 examined as DW-1 and 16 stated that suit properties were not joint family properties as joint family properties were divided under a family arrangement, wherein plaintiff and other sisters had relinquished their rights in suit property. During cross- examination, it is elicited from DW-1 that suit properties were ancestral joint family properties. While denying suggestions, DW-1 states that plaintiff had signed a statement acknowledging receipt of cash and gold in lieu of share in property, but admitted that said document was not produced. DW-2 - defendant no.6 also states suit properties were not joint family properties, as there was partition among family members and plaintiff and other sisters had relinquished their rights in favour of defendant no.3. However, during cross- examination DW-2 states that he was not aware of contents of plaint. He also stated that he was not aware on whose instructions his affidavit evidence in lieu of examination-in- chief was filed. In view of said statement, deposition of DW-2 would not be helpful to plaintiffs.

17

19. DW-3 is an independent witness. He also stated that suit properties were not joint family properties, as there was severance of joint family. It was stated that during 1977, plaintiff had received a sum of Rs.1,00,000/- in cash and 10 tolas of gold and other valuable articles and had relinquished her claim in suit property. Likewise, defendants no.1, 2 and 4 to 6 had also accepted money in lieu of their share in property. In pursuance of relinquishment, partition was effected during 1982. Thereafter defendant no.3 was in exclusive possession and enjoying suit properties. During cross-examination, it is elicited that DW-3 did not know exact day or date on which cash and gold was given. Despite asserting that he had seen plaintiff taking away cash and jewellary, DW-3 was unable to state particulars of denomination of currency notes.

20. Hon'ble Supreme Court in Vineeta Sharma Vs. Rakesh Sharma reported in (2020) 9 SCC 1, has held as under:

18

133. The severance of status may take place from the date of filing of a suit; however, a decree is necessary for working out the results of the same, and there may be a change of rights during the pendency of the suit for allotting definite shares till final decree is passed.

There are cases in which partition can be reopened on the ground of fraud or mistake, etc. or on certain other permissible grounds. In appropriate cases, it can be reopened at the instance of minor also.

134. The protection of rights of daughters as coparcener is envisaged in the substituted Section 6 of the 1956 Act recognises the partition brought about by a decree of a court or effected by a registered instrument. The partition so effected before 20-12- 2004 is saved..

134. The protection of rights of daughters as coparcener is envisaged in the substituted Section 6 of the 1956 Act recognises the partition brought about by a decree of a court or effected by a registered instrument. The partition so effected before 20-12- 2004 is saved.

136. The expression used in the Explanation to Section 6(5) "partition effected by a decree of a court"

would mean giving of final effect to actual partition by passing the final decree, only then it can be said that a decree of a court effects partition. A preliminary decree declares share but does not effect the actual 19 partition, that is effected by passing of a final decree; thus, statutory provisions are to be given full effect, whether partition is actually carried out as per the intendment of the Act is to be found out by the court. Even if partition is supported by a registered document it is necessary to prove that it had been given effect to and acted upon and is not otherwise sham or invalid or carried out by a final decree of a court. In case partition, in fact, had been worked out finally in toto as if it would have been carried out in the same manner as if affected (sic effected) by a decree of a court, it can be recognised, not otherwise. A partition made by execution of deed duly registered under the Registration Act, 1908, also refers to completed event of partition not merely intendment to separate, is to be borne in mind while dealing with the special provisions of Section 6(5) conferring rights on a daughter. There is a clear legislative departure with respect to proof of partition which prevailed earlier; thus, the court may recognise the other mode of partition in exceptional cases based upon continuous evidence for a long time in the shape of public document not mere stray entries then only it would not be in consonance with the spirit of the provisions of Section 6(5) and its Explanation.

137. Resultantly, we answer the reference as under:

20

137.1. The provisions contained in substituted Section 6 of the Hindu Succession Act, 1956 confer status of coparcener on the daughter born before or after the amendment in the same manner as son with same rights and liabilities.
137.2. The rights can be claimed by the daughter born earlier with effect from 9-9-2005 with savings as provided in Section 6(1) as to the disposition or alienation, partition or testamentary disposition which had taken place before the 20th day of December, 2004.
137.3. Since the right in coparcenary is by birth, it is not necessary that father coparcener should be living as on 9-9-2005.
137.4. The statutory fiction of partition created by the proviso to Section 6 of the Hindu Succession Act, 1956 as originally enacted did not bring about the actual partition or disruption of coparcenary. The fiction was only for the purpose of ascertaining share of deceased coparcener when he was survived by a female heir, of Class I as specified in the Schedule to the 1956 Act or male relative of such female. The provisions of the substituted Section 6 are required to be given full effect. Notwithstanding that a preliminary decree has been passed, the daughters are to be given share in coparcenary equal to that of a son in pending proceedings for final decree or in an appeal.
21
137.5. In view of the rigour of provisions of the Explanation to Section 6(5) of the 1956 Act, a plea of oral partition cannot be accepted as the statutory recognised mode of partition effected by a deed of partition duly registered under the provisions of the Registration Act, 1908 or effected by a decree of a court. However, in exceptional cases where plea of oral partition is supported by public documents and partition is finally evinced in the same manner as if it had been affected (sic effected) by a decree of a court, it may be accepted. A plea of partition based on oral evidence alone cannot be accepted and to be rejected outrightly.
21. From above decision, it is clear that only in exceptional cases where plea of oral partition is supported by public documents and partition is finally effected in the same manner as if it had been effected by a decree of Court may be accepted otherwise plea of partition based on oral partition alone is to be rejected outrightly. In instant case, it is defendants no.1 to 3, who have set up defence of prior partition. They have sought to substantiate same by producing M.E.Nos.705 and 569, Exs.D.9 and D.11 respectively. Ex.D.9 is same as Ex.P.8. As noted above, same does not indicate 22 that 'varadi' was given by plaintiff also. It states that 'varadi' was given by defendant no.3 along with his mother. Document also does not indicate that plaintiff was notified before effecting mutation. Mere failure to challenge mutation would not be sufficient to deny plaintiff's claim of share in joint family property. Hon'ble Supreme Court in Vineeta Sharma's case (supra) has held that unless prior partition is established, there shall be a presumption property being joint family property.
22. Indeed, Hon'ble Supreme Court has held in Digambar Adhar Patil's case (supra) and Ravinder Kaur Grewal's case (supra) that a family arrangement in nature of partition would not require it to be in writing and its registration was not mandated, in view of larger Bench decision in Vineeta Sharma's case (supra), burden of establishing family arrangement would be on the person propounding same in same manner, as if it were partitioned by a Court decree. Neither defendant nor witnesses were able 23 to give particulars of prior partition such as date, time and place.
23. In view of above discussion and legal position availing from decisions referred, I am of the opinion that judgment and decree passed by trial Court impugned herein would be contrary to law. Point no.1 for consideration is answered in favour of plaintiff/appellant.
24. Re.Point No.2:
While answering point no.1 above, it is held that finding of trial Court regarding prior partition and dismissal of suit on said ground are unsustainable in law. It is also held that suit properties were joint family properties of plaintiff and defendants. Insofar as apportionment of shares, it is seen that admittedly propositus Kenchappa had four children namely, Parvatevva, Mahadevakka, Shantavva and Tirakappa. His wife Basavva had also survived him. One of daughters Parvatevva had died leaving behind defendants no.4 to 6 namely 24 Anandavva, Renukavva and Shantavva respectively. As parties are from Bombay-Karnataka area, even wife of coparcener would be entitled to a share equal to that of son. By virtue of amendment to Section 6 of Hindu Succession Act daughters are rendered on par with sons. Therefore, all children and wife of propositus would entitle for equal shares in suit properties. Hence, point no.2 is answered by holding that plaintiff, defendants no.1, 2 and 3 and defendants no.4 to 6 together, would be entitled to 1/5th share each in suit properties i.e., defendants no.4 to 6 would be entitled to 1/15th share each, out of 1/5th share of their mother-deceased Parvatevva. Point no.2 is answered accordingly.
25. Hence, I pass the following:
ORDER Appeal is allowed. Judgment and decree dated 23.02.2006 passed by Civil Judge (Sr.Dn.)and Prl. JMFC at Ranebennur, in O.S.No.76/1996 is set aside and 25 O.S.No.76/1996 is decreed with cost. Plaintiff, defendants no.1, 2 and 3 would be entitled to 1/5th share each;

defendants no.4 to 6 would be entitled to 1/15th share each in suit properties.

Sd/-

JUDGE BVK