Madras High Court
R.Manonmani vs Divisional Development on 11 October, 2007
Author: S.Nagamuthu
Bench: S.Nagamuthu
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT Dated : 11/10/2007 CORAM The Honourable Mr.Justice S.NAGAMUTHU C.M.S.A No.8 of 1998 and C.M.P No.3277 of 1998 R.Manonmani .. Appellant vs. Divisional Development Officer, Pattukottai, Pazhaniappan Street, Pattukottai Town, Thanjavur District. .. Respondent Prayer This second appeal has been filed under Section 100 of the Code of Civil Procedure r/w Order 21 Rule 103 C.P.C., against the judgment and decree of the learned Subordinate Judge, Pattukottai dated 16.12.1997 in C.M.A.No.6 of 1997 reversing the judgment and decree of the learned District Munsif, Pattukottai, dated 16.04.1997 made in E.A.No.285 of 1995 in E.A.No.68 of 1995 in E.P.No.49 of 1991 in R.C.No.3030 of 1978. !For Appellant ... Mr.R.P.Ramachandiran ^For Respondent ... Mr.So.Paramasivam Government Advocate Mr.R.Vijayakumar learned Amicus Curiae :JUDGMENT
The appellant challenges the decree and judgment dated 16.12.1997 made in C.M.A.No.6 of 1997, on the file of the learned Subordinate Judge, Pattukottai, reversing the judgment and decree of the learned District Munsif, Pattukottai, dated 16.04.1997 made in E.A.No.285 of 1995 in E.A.No.68 of 1995 in E.P.No.49 of 1991 in R.C.No.3030 of 1978.
2.The respondent is the decree holder in R.C.No.3030 of 1978, on the file of the Divisional Development Officer, Pattukottai. One Mr.Janakiraman and Mr.Ramasamy who are the sons of one Periyathambi Thevar are the judgment debtors. The respondent had filed E.A.No.68 of 1995, for execution of the said decree. In the said execution proceedings, certain properties belonging to the judgments debtors were brought for sale by the learned District Munsif, Pattukottai. The property which is the subject matter of this appeal, namely 78 cents comprised in R.S.No.218/6 at Sengamangalam Village was also one of the properties attached and brought for sale. In the Court auction, on due permission, the respondent participated and became the successful bidder. Appropriate sale certificate was also issued by the Court. During the said execution proceedings, when delivery was ordered and the Court Amin attempted to deliver the property to the auction purchaser, the appellant herein gave one obstruction, stating that she is the absolute owner of the property and therefore, the property should not be delivered. So, the Amin did not effect delivery of possession. Subsequently, the respondent herein filed an application for removal of obstruction in E.A.No.285 of 1995 in E.A.No.68 of 1995. The appellant filed a detailed objection for the same.
3.During enquiry, on the side of the respondent, two witnesses were examined as P.Ws 1 and 2 and one document was marked as Ex.A.1. On the side of the appellant herein, her husband was examined as R.W.1 and five documents were marked as Exs.B.1 to B.5. Having considered all the materials, the learned District Munsif, Pattukottai, by order dated 16.04.1997 dismissed the said application of the decree-holder and refused to remove the obstruction.
4.Challenging the said order, the respondent herein filed C.M.A.No.6 of 1997, on the file of the learned Subordinate Judge, Pattukottai. Having considered the materials available on record, the learned Subordinate Judge by decree and judgment dated 16.12.1997, set aside the decree and judgment of the lower Court and allowed E.A.No.285 of 1995 thereby removing the obstruction. Challenging the same, this civil miscellaneous second appeal has been filed.
5.In the grounds of appeal, the appellant has raised several grounds and also substantial questions of law. However, when the case was listed on 09.03.1998, this Court did not admit the same, instead ordered notice to the respondent. On appearance of the respondent, today it was heard by this Court for admission, to find out whether there is any substantial question of law involved in this appeal, so as to admit the second appeal.
6.There is no dispute that the property in question was originally owned by one Mr.Periyathambi Thevar. The judgment debtors are his sons and the appellant is his daughter. According to the appellant, the property was orally given away to her as a "Sreedhana property" at the time of her marriage and by virtue of the same, she has became the absolute owner and as such, the property cannot be proceeded with, in the execution proceedings.
7.The lower Appellate Court has held that any such "Sreedhana" of a property could be made only by way of a written document and duly registered since the same would fall under Section 123 of the Transfer of property Act, as a gift. The learned counsel would seriously question the correctness of the said finding and would submit that the transaction under which the property was given to the appellant orally is not a gift as defined in Section 122 of the Transfer of property Act, and therefore, the same need not be by way of a written document at all. According to him the transaction is governed by Section 9 of the Transfer of Property Act.
8.The learned counsel for the appellant would rely on a judgment of this Court in Serandaya Pillai v. Sankaralingam Pillai (1959 (2) MLJ 502), to drive home his point that the transaction entered into between the father of the appellant and the appellant is neither a sale, nor a lease, nor an exchange, nor a gift and the same falls only within the scope of Section 9 of the Transfer of Property Act, requiring neither writing nor registration. The learned counsel would further bring to my notice the judgment of a division Bench of Andhra Pradesh High Court in B.N.Santoshrai v. Spl. Tahsildar, Land Reforms, Tekkali (AIR 1980 Andhra Pradesh 139)(since overruled), wherein, the Division Bench has held that the act of giving away the lands by the petitioner in favour of the daughters towards "Pasupu Kumkuma" is legal and valid. So, such oral transaction is valid under law which would duly transfer title in favour of the settlee. He would also fairly bring to my notice a Full Bench judgment of the Andhra Pradesh High Court in Gandevalla Jayaram Reddy v. Mokkala Padmavathamma and others (2001 (5) ALT 130 (F.B) wherein, the above cited Division Bench judgment was overruled.
9.I have considered the said contentions of the learned counsel for the appellant and also perused the above two judgments.
10.The judgment of this Court in Serandaya Pillai v. Sankaralingam Pillai (cited supra), is totally a different case dealing with a different kind of transaction and the same has got nothing to do with the transaction with the present case. That was a case where there was an agreement entered into between the parties. The defendant in that case was an ugly black woman for whom no suitable bridegroom came forward to marry her till she was aged 28 years. Finally when the first defendant came forward to marry her as per the custom prevailing in their community, the plaintiff agreed to give certain properties to the couple at the time of marriage. A contract entered into by the plaintiff with the first defendant that in consideration of the first defendant marrying the sister of the plaintiff, some immovable properties would be settled on him. Subsequently, the marriage took place and the defendants were put in possession of the property. Later on, when the plaintiffs namely, the brothers of the bride questioned the title of the defendants, it was held by the learned Judge that the transaction was only a contract to transfer title and such a contract is exempted under Section 17 (V) of the Registration Act, from registration. Even in the that case, it was not held by the learned Judge that the contract entered into between the parties, which was in writing transferred title in favour of the defendants. But, in the case on hand, the appellant claims transfer of title under the so-called oral transaction and according to him, admittedly it was not a mere agreement to gift the property in future. Since, the said transaction is not a contract falling under the exemption contained in Section 17(V) of the Registration Act, but it is only a gift it squarely falls within the ambit of Section 123 of the Transfer of property Act, and therefore, unless there is a written and registered document, the same is not valid and the same shall not confer title in favour of the appellant.
11.In B.N.Santoshrai v. Spl. Tahsildar, Land Reforms, Tekkali (cited supra), a Division Bench of the Andhra Pradesh High Court had has held that any property movable or immovable given to the sister or daughter in her favour at the time of marriage cannot be termed as a 'gift' within the meaning of Section 122 of the Transfer of property Act, as the essential ingredients of gift are conspicuous by their absence in this transaction of giving the property to the daughter by way of 'Pasupukukuma' which is both involuntary as well as for consideration. Once the said transaction is taken out of the ambit of Section 122 of the Transfer of Property Act, it is not at all obligatory that the said document, if it is in writing, requires any registration within the meaning of Section 123, Transfer of property Act and under Section 17 of the Registration Act, as the same would not be a gift at all.
12.But, the said judgment of the Division Bench was later on overruled by a Full Bench of the Andhra Pradesh High Court in Gandevalla Jayaram Reddy v. Mokkala Padmavathamma (AIR 2002 Andhra Pradesh 75) wherein, the Full Bench has held that such a transaction would create right in immovable property in one and the right of the owner thereof shall be extinguished and thus the same would attract the provisions of Section 17(1)(b) of the Registration Act.
13.A close reading of the above judgment of the Full Bench would show that even in respect of the properties given at the time of marriage to the daughter or the sister as 'Pasupu Kumkuma', there has to be a written document which is duly registered since the same would be a gift as defined in Section 122 of the Transfer of Property Act.
14.Mr.R.Vijayakumar, learned counsel, appointed as Amicus Curiae has brought to the notice of this Court a judgment of the Calcutta High Court in Hari Pada v. Elokeshi Devi (AIR 1940 Calcutta 254) wherein, the learned Judge of the Calcutta High Court has held that Section 123 of the Transfer of Property Act is applicable to the Hindus and it applied to the Hindus even before the amending Act 20 of 1929 was passed. Therefore, the rule of Hindu law relating to the formalities of a valid gift must be deemed to be abrogated by Section 123 of the Transfer of property Act, and no gift inter vivos of an immovable property can be validly made after the passing of the Act except by a registered document as contemplated by Section 123 of the Transfer of Property Act.
15.Thus, the correct position of law as held by the Full Bench of the Andhra Pradesh High Court and the Calcutta High Court in the judgments cited supra, is that any "Sreedhana" given by a Hindu father to the daughter at the time of marriage would certainly be a gift as defined in Section 122 of the Transfer of Property Act, which necessarily requires a written document and registration as required under Section 17 of the Registration Act. Since in the case on hand, the transaction said to have happened under which the property was allegedly given by way of "Sreedhana" by Mr.Periyathambi Thevar to the appellant herein is only an oral transaction and it would not transfer any title in favour of the appellant and as such, she cannot claim any title over the property in question.
16.The learned counsel for the appellant would further contend that patta has been transferred in favour of the appellant by the Revenue Authorities and she has paid kist for the property which would show that she has become the absolute owner of the property. The lower Appellate Court has rightly held that mere transfer of patta would not confer any title upon the appellant for the property. More often, it is said that patta is not monument of title. Ofcourse, if patta has been issued by the Government assigning the land belonging to the Government, then the said patta issued by the Government may be a monument of title. But in this case, since the title is sought to be derived under the oral "Sreedhana", transfer of patta in favour of the appellant and payment of kist would not confer any title in favour of the appellant.
17.In respect of the title of the respondent, admittedly, the property was sold in favour of the respondent in auction and the sale certificate was also issued. This transaction would clearly confer title on the respondent. Therefore, the property is liable to be delivered to the respondent as rightly held by the lower Appellate Court.
18.In nutshell, I do not find any substantial questions of law so as to admit the civil miscellaneous second appeal. Therefore, the decree and judgment dated 16.12.1997 made in C.M.A.No.6 of 1997 on the file of the learned Subordinate Judge, Pattukottai is confirmed. The civil miscellaneous second appeal fails and the same is dismissed. No costs. Consequently, connected miscellaneous petition is closed.
jbm To
1.Divisional Development Officer, Pattukottai, Pazhaniappan Street, Pattukottai Town, Thanjavur District.
2.The Subordinate Judge, Pattukottai.
3.District Munsif, Pattukottai