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 3, Cited by 4]

Supreme Court of India

Shyama Devi vs Manju Shukla on 12 September, 1994

Equivalent citations: 1994 SCC (6) 342, JT 1994 (5) 665, AIRONLINE 1994 SC 182, 1994 (6) SCC 342, (1995) 1 DMC 1, (1995) 1 ANDH LT 57, (1995) 1 MAD LJ 25, (1994) 3 CUR CC 213, (1995) 1 CIV LJ 339, (1995) 1 HINDU LR 198, (1994) 5 JT 665, (1997) 2 MARRI LJ 2, (1994) 2 LAB LN 1101, (1994) 2 MAD LW 446, (1994) 8 SERVLR 58, (1995) 1 CURCC 632, 1995 BOMCJ 1 473, 1995 BLJR 1 115, (1994) 5 JT 665 (SC), (2006) 4 BOM CR 592, (2006) 5 MAH LJ 789

Author: N.P Singh

Bench: N.P Singh, R.M. Sahai

           PETITIONER:
SHYAMA DEVI

	Vs.

RESPONDENT:
MANJU SHUKLA

DATE OF JUDGMENT12/09/1994

BENCH:
SINGH N.P. (J)
BENCH:
SINGH N.P. (J)
SAHAI, R.M. (J)

CITATION:
 1994 SCC  (6) 342	  JT 1994 (5)	665
 1994 SCALE  (4)36


ACT:



HEADNOTE:



JUDGMENT:

The Judgment of the Court was delivered by N.P. SINGH, J.- Leave granted.

2. This appeal has been filed on behalf of the appellants, for setting aside an order dated 21-4-1994, passed by the High Court of Rajasthan. By the aforesaid order, the revision petition of Respondent 1 was allowed and a direction was given to the Additional District Judge, to make afresh adjudication of the objections filed on behalf of the parties, to the report of the Commissioner. A further direction was given by the High Court that while doing so, the order dated 3-3-1992, passed by this Court, should be strictly followed.

3. A suit for partition was filed in the year 1965 by Dhanpat Rai. In the said suit a preliminary decree was passed on 24-1-1975 in respect of the properties in dispute. Jamuna Prasad and Ganga Prasad were defendants in the said suit. Jamuna Prasad and Ganga Prasad filed an appeal before the High Court against the said decree. It may be mentioned that in the present appeal, we are concerned with the branch of Jamuna Prasad, who had two sons and four daughters, apart from his wife, who is appellant 1 (hereinafter referred to as the 'appellant'). Mrs Manju Shukla, Respondent 1 (hereinafter referred to as the 'respondent') is one of the daughters of the aforesaid Jamuna Prasad. On 5.5.1980, a petition of compromise was filed on behalf of Dhanpat Rai, Jamuna Prasad and Ganga Prasad in the High Court. On 344 28-6-1982, the respondent made an application before the High Court, to be impleaded as a party being the daughter of Jamuna Prasad. That petition was rejected on 22-2-1983. On 1-9-1986, the appeal which had been filed before the High Court on behalf of Jamuna Prasad and Ganga Prasad, was disposed of in terms of the petition of compromise. Jamuna Prasad died on 7-1-1987 leaving behind the appellant as his widow and two sons and four daughters including the respondent. During the preparation of the final decree on 6-5-1989 respondent filed a petition claiming 1/3 share in the properties. This application was entertained because after the death of Jamuna Prasad, respondent claimed to be his one of the legal heirs. The application filed by the said respondent was allowed by the Additional District Judge on 13-7-1990. The appellant being aggrieved by the said order filed a civil revision petition before the High Court. The High Court was of the opinion that the application dated 6-5-1989 filed on behalf of the respondent was maintainable but the trial court has to decide afresh as to what share she was entitled after hearing all the parties concerned. Against the said order of the High Court, Special Leave Petition (Civil) No. 15175 of 1991 was filed before this Court, on behalf of the respondent, which was disposed of on 3-3-1992. This Court gave the following direction:

"The appeal is, therefore, allowed and the trial court is directed to allot the shares of each legal representatives separately in respect of the share of Jamuna Prasad as per Hindu law without reference to any Will alleged to have been executed by Jamuna Prasad. However, we make it clear that this will not preclude the widow of Jamuna Prasad to file a separate suit claiming title on the basis of the Will. We further make it clear that on the ground that she has filed or is going to file any such suit the final decree proceedings should not be held up. The result of leaving open the truth and validity of the Will in question to a separate suit is that the allotment of the shares of Jamuna Prasad among the legal representatives would confer title on the legal representatives only subject to any defeasance at a later stage in case the Will was found to be true, genuine and valid."

It may be mentioned that, the appellant as widow of the aforesaid Jamuna Prasad, claimed in the proceedings pending before the trial court that Jamuna Prasad had executed a Will on 7-3-1986 bequeathing his property to the appellant. The aforesaid observation/direction of this Court was in connection with the said Will. The Additional District Judge on 7-12-1992 purporting to pass an order in the proceeding in terms of the order dated 3-3-1992 aforesaid passed by this Court, directed the Commissioner to divide the property as per the decree and to submit his proposals before the court, after hearing the parties concerned. The Additional District Judge, however, made an observation that the question of family settlement alleged by the appellant was still open for adjudication. According to the appellant, after filing of the compromise petition aforesaid in the appeal pending before the High Court on 5-5-1980, there was a family settlement on 17-7-1981 and the trial court in its order aforesaid made reference to that family settlement.

345

4. The respondent being aggrieved by the aforesaid order dated 7-12-1992 filed a Civil Revision Petition No. 151 of 1993 before the High Court, which has been disposed of by the impugned order dated 21-4-1994. The High Court pointed out that by the order dated 3-3-1992, this Court had not directed to take any family settlement into consideration before adjudication of the objections raised by the parties and as such it was not open to the trial court to make any reference to the said family settlement. Having said so, the order dated 7-12-1992 was set aside and a direction was given for afresh adjudication of objections raised by the parties to the report of the Commissioner and while doing so the trial court was directed to strictly follow the direction given by this Court on 3-3-1992.

5. On behalf of the appellant, it was pointed out that in the order dated 3-3-1992, passed on the earlier special leave petition, filed on behalf of the respondent, the family settlement has not been rejected or held to be invalid and as such the same has to be taken into consideration for ascertaining the shares devolving on one or the other heirs of Jamuna Prasad after his death. According to us, in view of the direction dated 3-3-1992 given by this Court, which has become final, it was not open to the trial court to take into consideration any family settlement alleged to have been made by Jamuna Prasad, during his lifetime, in respect of the properties, which he got after partition from his other co-sharers. If any such direction is given, it will amount to modifying the order dated 3-3-1992. The High Court was justified in issuing a direction to the trial court to consider the objections to the report of the Commissioner in the light of the direction given in the earlier special leave petition on 3-3-1992. It need not be pointed that when this Court said, the trial court shall allot the shares of each of the legal representatives separately in respect of the properties of Jamuna Prasad as per the Hindu law, this Court meant in accordance with the Hindu Succession Act, 1956 (hereinafter referred to as 'the Act').

6. The learned counsel, appearing for the appellant, pointed out that if the shares of the legal representatives of Jamuna Prasad, in respect of the properties of Jamuna Prasad is to be worked out in accordance with the Act, there is no question of respondent getting 1/3 share, out of the properties left behind by Jamuna Prasad, because after death of Jamuna Prasad, his interest in the coparcenary property would devolve upon his widow the appellant, his two sons and four daughters.

7. The relevant part of Section 6 of the Act is as follows:

"6. When a male Hindu dies after the commencement of this Act, having at the time of his death an interest in a Mitakshara coparcenary property, his interest in the property shall devolve by survivorship upon the surviving members of the coparcenary and not in accordance with this Act:
Provided that, if the deceased had left him surviving a female relative specified in Class 1 of the Schedule or a male relative specified in that class who claims through such female relative, the interest of the 346 deceased in the Mitakshara coparcenary property shall devolve by testamentary or intestate succession, as the case may be, under this Act and not by survivorship.

Explanation 1.- For the purposes of this section, the interest of a Hindu Mitakshara coparcener shall be deemed to be the share in the property that would have been allotted to him if a partition of the property had taken place immediately before this death, irrespective of whether he was entitled to claim partition or not."

In view of the direction given by this Court on 3-3-1992, we have to proceed on the assumption that Jamuna Prasad at the time of his death had an interest in Mitakshara coparcenary property and as such the pre-conditions of Section 6 are satisfied. Under the main provision of Section 6, the interest of Jamuna Prasad in the coparcenary property would have devolved by survivorship upon the surviving members of the coparcenary and not in accordance with the provisions of the Act. But in the facts and circumstances of the case, the proviso to Section 6 along with the Explanation 1 is attracted since the widow and daughters are amongst the family relatives specified in Class 1 of the Schedule to the Act. Proviso to Section 6 comes into operation, if the deceased leaves behind any female relative specified in Class 1 of the Schedule of the Act or a male relative, specified in that Class, who claims through such female relative, the interest of the deceased in the Mitakshara coparcenary property. Then in that event, it shall devolve by intestate succession under the provisions of the Act and not by survivorship. As Jamuna Prasad died leaving behind his widow the appellant and four daughters, who shall be deemed to be the family relatives specified in Class 1 of the Schedule to the Act, the proviso to Section 6 shall come into play and the interest of Jamuna Prasad shall devolve according to the said proviso by way of intestate succession under the Act. The claim of the execution of a Will made by the appellant is not to be taken into account at this stage in view of the earlier order dated 3-3-1992 passed by this Court. The Explanation 1 contains the formula for determining the share of the deceased and for that purpose a statutory fiction has been introduced saying that interest of the person dying intestate shall be deemed to be share in the property that would have been allotted to him, if the partition of the property had taken place immediately before his death. As such one has to imagine for purpose of ascertaining the interest of Jamuna Prasad in the coparcenary at the time of his death that a partition of the property had been effected a little prior to his death. The scope of Section 6 of the Act along with proviso and Explanation 1 has been examined in detail by this Court in the case of Gurupad Khandappa Magdum v. Hirabai Khandappa Magdum 1.

8. Mr Gopal Subramaniam, Senior Advocate, appearing on behalf of the respondents, took a stand that Section 6 is attracted only when the dispute is in respect of interest in Mitakshara coparcenary property. As in the present case there was a partition, out of which the present dispute has arisen, it shall 1 (1978) 3 SCC 383 : AIR 1978 SC 1239 347 be deemed that there was no Mitakshara coparcenary property in existence when Jamuna Prasad died. It is an admitted position that the partition suit which had been filed in the year 1965 in which preliminary decree was passed on 24-1- 1975, the partition sought for was by Dhanpat Rai, representing one of the three branches. It is nobody's case that at that stage or any time later there was inter se partition between Jamuna Prasad and his sons, who were members of coparcenary. As such it has to be assumed that on the date of death, Jamuna Prasad was a member of coparcenary, and Section 6 as well as Explanation 1 to the said section was applicable to the interest of Jamuna Prasad in the coparcenary properties at the time of his death.

9. Accordingly, the appeals are disposed of with a direction that the courts below shall adjudicate the shares of the legal representatives of Jamuna Prasad in accordance with the provisions of the Act, as directed by this Court in its order dated 3-3-1992. However, in the facts and circumstances of the case, there shall be no orders as to cost.

Appendix (BEFORE V. RAMASWAMI, M. FATHIMA BEEVI AND R.M. SAHAI, JJ.) MANJU SHUKLA (SMT) ..... Appellants;

Versus SHYAMA DEVI AND OTHERS ...... Respondents. Civil Appeal No. 1010 of 1992t, decided on March 3, 1992 Delay condoned. Leave granted.

Delay appeal arises out of final decree proceedings in a partition suit. The suit was filed by one Dhanpat Rai claiming partition of his 1/3 share. The legal representatives of his two brothers who were entitled to remaining 2/3 share were impleaded as parties/defendants in the suit. The eldest brother died leaving two sons by name Ganga Prasad and Jamuna Prasad who were impleaded as defendants 1 and 2 in the suit. Defendants 3 to 9 are the legal representatives of the other deceased brother. The trial court passed a preliminary decree on 24-1-1979 directing that the property to be divided into three moieties of 1/3 each and that if the defendants in the same branch claim separate shares among themselves over the property failing to their share, that their share should be considered by the Commissioner and a division by metes and bounds of their share also to be effected. There was an appeal against this preliminary decree to the High Court in Appeal No. 59 of 1975. The parties seem to have entered into compromise on 5-5-1980 but before the compromise was made a decree of Court, Jamuna Prasad second defendant died on 9-1-1987. His legal representatives namely the widow, two sons and (sic four) daughters were brought on record and the appeal was disposed of in terms of compromise. But substantially the preliminary decree of the trial court remains the same insofar as direction relating to the division of the shares and allotment of the same among the sharers of each of the branches. It is stated that Jamuna Prasad executed a Will on 7-3-1986 bequeathing his property to his wife Shyama Devi. But it is not on evidence that this Will was propounded and + Arising out of SLP (C) No. 19179 of 1991 348 any objection was taken at that time to the legal representatives being brought on record by the High Court in the appeal but it appears though the legal representatives' application was ordered impleading the wife, two sons and (sic four) daughters in the appeal the cause title was not amended. When the matter came up before the trial court for passing final decree an application was moved on behalf of legal representatives of the plaintiff to bring on record the legal representatives of the plaintiff the legal representatives of the second defendant Jamuna Prasad and the legal representatives of one Mahendra Kumar, the third defendant in the suit. This application was opposed by Ganga Prasad brother of Jamuna Prasad on the ground that Jamuna Prasad had executed a Will during his lifetime in favour of his wife Shyama Devi on 7-3-1986 and as such only the widow should be impleaded as the party and not all the heirs of Jamuna Prasad. It is not known whether Shyama Devi herself claimed any right under the Will at that stage. It may however be stated that this objection of Ganga Prasad was overruled and all the legal representatives of Jamuna Prasad were impleaded as defendants including the appellant herein and her sister Indira Shukla by an order dated 25-8- 1988. Thereafter on 6-5-1989 the appellant filed an application praying that the direction be issued to the Commissioner to divide her share out of 1/3 share of Jamuna Prasad in moveable and immovable properties and allot the same to her. This application was allowed by trial court on 13-7-1990. Shyama Devi filed a revision against this order in Civil Revision No. 747 of 1990 and Ganga Prasad filed Civil Revision No. 831 of 1990. In this revision petitions before the High Court number of objections were raised against the order of the trial court. By the impugned order of the High Court dated 28-5-1991 the High Court held that her application dated 6-5-1989 was maintainable but however it will have to be decided afresh by the trial court after giving an opportunity to the affected parties. It is against this order the appellant who is the daughter of the deceased Jamuna Prasad has filed this appeal. As may be seen from the facts set out at the time when the legal representatives were sought to be brought on record in the appeal before the High Court against the preliminary decree no objection seems to have been taken by the widow of Jamuna Prasad basing her right under the Will. Even before the trial court in the final decree proceedings after the remand by the High Court the objection to the application filed by the-plaintiff's legal representatives to bring on record the legal representatives of the deceased Jamuna Prasad, the widow of Jamuna Prasad did not file any objection for impleading the appellant or other legal representatives but only Jamuna Prasad's brother Ganga Prasad filed an objection. Overruling this objection by an order dated 25-8-1988 the legal representatives were brought on record. No reservation appeared to have been made with reference to the claim under the Will. The preliminary decree passed by the trial court has not been modified by the High Court insofar as it directed that the individual shares of the legal representatives of each branch made also be ascertained and divided by metes and bounds by the Commissioner and allotted to them. In the light of these circumstances we do not see any ground in the objection by the learned counsel appearing for the widow of Jamuna Prasad against impleading of the legal representatives or the direction to the allotment of their shares according to the Hindu Succession Act without reference to the Will. The appeal is, therefore, allowed and the trial court is directed to allot the shares of each legal representatives separately in respect of the share of Jamuna Prasad as per Hindu law without reference to any Will alleged to have been executed by Jamuna Prasad. However, we make it clear that this will not preclude the widow of Jamuna Prasad 349 to file a separate suit claiming title on the basis of the Will. We further make it clear that on the ground that she has filed or is going to file any such suit the final decree proceedings should not be held up. The result of leaving open the truth and validity of the Will in question to a separate suit is that the allotment of the shares of Jamuna Prasad among the legal representatives would confer title on the legal representatives only subject to any defeasance at a later stage in case the Will was found to be true, genuine and valid. Subject to this observation the order of the High Court is set aside and that of the trial court is restored and the division now be effected as directed above. There will be no order as to costs.

351