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 20, Cited by 0]

Bombay High Court

Smt. Tarabai Dattatraya Gujrathi And ... vs Rangnath Vishwanath Gujarathi, Since ... on 6 July, 1994

Equivalent citations: 1994(4)BOMCR527

JUDGMENT

 

V.H. Bhairavia, J.

 

1. This appeal is by the original defendants against the judgment and order dated 10th March, 1983 passed by the II Extra Assistant Judge, Nasik, in Civil Appeal No. 339 of 1980, confirming the judgment and decree dated 29th July, 1980 passed by the learned Civil Judge, Junior Division, Sinnar, in Regular Civil Suit No. 60 of 1972.

2. The plaintiff filed the suit for possession of the suit property, being Municipal House No. 548 situated at Kasbe-Sinnar, Taluka Sinnar, District - Nasik, which house is on the record of City Survey, being C.S. Nos. 1306 and 1307, and for mesne profits from the defendants. The trial Court decreed the suit by its judgment and decree dated 29th July, 1980. In appeal filed against the aforesaid judgment and decree by the defendants, the appellate Court by its judgment and order dated 10th March, 1983 confirmed the trial Court's decree and dismissed the appeal. Hence this appeal.

3. As a very important question of law is raised in this second appeal on behalf of the appellants, a few facts are required to be stated. Municipal House No. 548 standing on C.S. Nos. 1306 and 1307 situated at Kasbe-Sinnar, Taluka Sinnar, District Nasik, was by Pandharinath Raghunath Gujarathi as his self-acquired property. Pandharinath had 3 sons viz., Harisha, Vishvanath and Narayan, out of whom eldest son Harisha died before Pandhrinath's death, leaving behind him his widow Saraswatibai, and daughter Tarabai. The property being a self-acquired property of Pandharinath, he gave the property to his two sons Vishwanath and Narayan by executing a will (Vyavasthapatra) dated 26th March, 1935. A partition of this property took place between Vishwanath and Narayan on 30th December, 1943. In the partition, Vishwanath, the father of the plaintiff, received the suit property towards his share. Saraswatibai, widow of Harisha, filed a suit, being Regular Civil Suit No. 75 of 1937, against Vishwanath and Narayan for maintenance and in that suit a decree in the nature of an award was passed. Under the decree, Saraswatibai received maintenance of Rs. 13/- per month and Rs. 2,000/- in cash. Further, under the said decree, there was an agreement to provide accommodation to Saraswatibai for her residence during her life time. It was, however, clarified in the decree that Saraswatibai will not have any ownership right over the said residential accommodation. In pursuance of the said decree, two khans from the eastern portion of the house of Vishwanath were given to Saraswatibai. Saraswatibai died on 22nd March, 1959. After her demise, the present appellant No. 1 defendant Tarabai, the daughter of Saraswatibai, occupied these premises and was staying there. It is alleged that Saraswatibai and her daughter Tarabai were licensees of the suit property and they have no ownership rights under the decree. It is alleged that during the life time of Vishwanath, a partition took place between the two sons Vishwanath including the present respondent plaintiff on 15th April, 1969, in which partition the suit property consisting of 2 rooms was alleged to have been allotted to the present respondent-plaintiff and thus it is alleged that he became the owner of the suit property. By registered notice dated 8th November, 1971 the plaintiff called upon the defendants to deliver possession of the suit property. As there was no reply to the said notice from the defendants, the plaintiff filed the suit for possession of the suit property. The defendants filed their written statement and denied all the allegations made in the plaint.

4. It was contended in the written statement that by virtue of Hindu Succession Act, deceased Saraswatibai had become the owner of the suit property and as the appellant-defendant No. 1 is the only heir of the deceased Saraswatibai, she has inherited the suit property and thus she acquired the full title of ownership of the suit property. Further, in the alternative, it has been contended that the entire suit property was in the possession of Saraswatibai and after her demise, the appellant-defendant No. 1 became the owner of the suit property. It was also contended that the suit was barred by limitation.

5. After framing the necessary issues and recording the evidence, the trial Court held that deceased Saraswatibai was merely a licensee under the decree or award passed in Regular Civil Suit No. 75 of 1937 and that the defendants had no right to retain the suit property. Consequently, the trial Court decreed the suit. In appeal against the said decree by the defendants, the appellate Court confirmed the judgment and decree of the trial Court and dismissed the appeal.

6. Mr. S.G. Karandikar, learned Counsel for the appellants, has vehemently contended that both the courts below have committed an error of law in deciding the issue in the suit without considering the settled legal position regarding the right of interest in the suit property and the right extended to a female Hindu member under the Hindu Seccession Act, 1956. It has been contended by Mr. Karandikar that right of maintenance was a pre-existing right of Saraswatibai and by virtue of section 14(1) of the Act, she had become the absolute owner of the suit property which she had acquired in lieu of maintenance. Therefore, the finding of the courts below that Saraswatibai is a licensee under the decree is contrary to law and is perverse. The learned Counsel has further contended that the suit was not maintainable and it was barred by limitation under Article 65 of the Limitation Act. It has been further contended that the alleged partition deed was not adequately stamped under the Bombay Stamp Act and it was not registered under the Registration Act. Further, it has been contended that the plaintiff has no right to file the suit on the basis of the alleged partition of the suit property between two brothers during the life time of their father Vishwanath. The learned Counsel has emphatically submitted that in fact there was no partition of the suit property and the suit property was not a coparcenary or co-ownership property of Vishwanath. Vishwanath was very much alive at the time of filing of the suit and the suit property being a separate property of Vishwanath under the Hindu Law, partition was not permissible. As no title was passed on to the plaintiff, the plaintiff had no right to file suit for possession against the appellants-defendants. Therefore, the suit is liable to be dismissed.

7. Dealing with the contentions and submissions of the learned Counsel for the appellants, the first contention of the learned Counsel for the appellants is that the Court below have erroneously held that Saraswatibai was a licensee under the decree. The learned Counsel further submitted that the right of maintenance is a pre-existing right of a Hindu female and whatever property is acquired by a Hindu female in lieu of her maintenance; by virtue of the amended Hindu Succession Act, 1956, under section 14(1), she becomes the absolute owner of the said property. Section 14(1) of the Act reads as under :-

"Any property possessed by a female Hindu, whether acquired before or after the commencement of this Act, shall be held by her as full owner thereof and not as a limited owner."

The explanation to this sub-clause (1) of section 14 of the Act is as follows :-

"In this sub-section, `property' includes both movable and immovable property acquired by a female Hindu by inheritance or devise, or at a partition, or in lieu of maintenance or arrears of maintenance, or by gift from any person, whether a relative or not, before, at or after her marriage, or by her own skill or exertion, or by purchase or by prescription, or in any other manner whatsoever, and also any such property held by her as stridhana immediately before the commencement of this Act."

In the instant case, the crucial question is whether Saraswatibai was enjoying pre-existing right of maintenance against Pandharinath and after his death against Vishwanath and Narayan. Mr. Karandikar, learned Counsel for the appellants, has relied on a ruling in VaddeboyinaTulasamma and others v. Vaddeboyina Sesha Reddi, A.I.R. 1977 Supreme Court page 1944, wherein it has been observed thus :-

"Sub-section (1) of section 14 is large in its amplitude and covers every kind of acquisition of property by a female Hindu including acquisition in lieu of maintenance and where such property was possessed by her at the date of commencement of the Act or was subsequently acquired and possessed, she would become the full owner of the property. Sub-section (2) is mere in the nature of a proviso or exception to sub-section (1). It excepts certain kinds of acquisition of property by a Hindu female from the operation of sub-section (1) and being in the nature of an exception to a provision which is calculated to achieve a social purpose by bringing about change in the social and economic position of woman in Hindu Society. It must be construed strictly so as to impinge as little as possible on the broad sweep of the ameliorative provision contained in sub-section (1). It cannot be interpreted in a manner which would rob sub-section (1) of its efficacy and deprive a Hindu female of the protection sought to be given to her by sub-section (1).....................................
The appellant therein claimed maintenance out of the joint family properties in the hands of the respondent who was her deceased husband's brother. The claim was decreed in favour of the appellant and in execution of the decree for maintenance, a compromise was arrived at between the parties allotting the properties in question to the appellant for her maintenance and giving her limited interest in such properties. It is held therein that since in the present case the properties in question were acquired by the appellant under the compromise in lieu of satisfaction of her right of maintenance, it was sub-section (1) and not sub-section (2) of section 14 which would be applicable and hence the appellant must be deemed to have become full owner of the properties notwithstanding that the compromise prescribed a limited interest for her in the properties."

8. The learned Counsel has further relied on a ruling in Rajani Kanta Pal v. Sajani Sundari Dassaya, wherein it has been held thus :-

"The liability of the father-in-law governed by the Dayabhaga law towards the widow of his son is no doubt a moral liability, but that liability when transmitted to his sons on his death becomes, in their persons, a legal liability, the measure of which is restricted to the amount of the estate to which they succeed from their father."

Therefore, it is contended by the learned Counsel for the appellants that the right of maintenance was a pre-existing right of Saraswatibai and the suit property was acquired by her in lieu of maintenance and by virtue of the provisions of section 14(1) of the Hindu Succession Act, 1956 she has become the absolute owner thereof capable of being inherited by the present appellants-defendants.

9. As against the aforesaid contention, Mr. Rege, learned Counsel for the respondents-plaintiff, has emphatically submitted that the suit property is not a joint family property. It is a separate property of Vishwanath and Narayan and they are not under any legal obligation to provide maintenance to Saraswatibai. But after the decree in the form of an award was passed by the Civil Court, Swarawatibai was allowed to stay in the suit premises as a licensee and was also paid Rs. 13/- per month towards her maintenance. In the decree there is a declaration that Saraswatibai has no right of ownership over the suit property and the right of maintenance and stay in the suit premises existed during her life time only. Mr. Rege has relied upon the decree (Exh. 28) and submitted that this Court cannot go beyond this decree. Right of full ownership cannot be extended by virtue of section 14(1) of the Hindu Sucession Act. The property in the possession of Saraswatibai is governed under section 14(2) of the Act. Section 14(2) reads as under:-

"Nothing contained in sub-section (1) shall apply to any property acquired by way of gift or under a will or any other instrument or under a decree or order of a Civil Court or under an award where the terms of the gift, will or other instrument or the decree, order or award prescribe a restricted estate in such property."

Emphasising on the words 'restricted right' as declared by the Civil Court in its award (Exh. 28), Mr. Rege has also relied on two authorities viz., Smt. Gulwant Kaur v. Mohinder Singh and Kalawatibai v. Soiryabai . Relying on these two authorities, the learned Counsel has submitted that the benefit of section 14(1) of the Act is available to a Hindu female who had, prior to the coming into force of the Act of 1956, the limited right of ownership and in the instant case, Saraswatibai had no such limited right of ownership created under the will or in lieu of maintenance. Therefore, the right of full ownership cannot be extended to her. Exh. 28 very clearly declared that Saraswatibai has no right over the suit property of Vishwanath and Narayan. I am unable to accept this argument of the learned Counsel. Under the Hindu Succession Act, it is the moral duty of a father-in-law to maintain his daughter-in-law if his son is not in a position to maintain her or if the daughter-in-law becomes a widow on account of the demise of her husband. After the death of the father-in-law, it becomes the legal liability of the other surviving sons to maintain the widow of their deceased brother. This view has been recognised by the Privy Council in the above referred to authority (A.I.R. 1934 Privy Council 29). Once the right of maintenance is recognised under the law, there is a legal presumption that there was a pre-existing right of maintenance out of the property of the father-in-law, which transmitted to his sons after the death of the father.

10. In this connection, the learned Counsel has referred to a Full Bench ruling in T.A. Lakshmi Narasamba v. T. Sundaramma and others , wherein it has been observed thus :-

"The moral obligation of a father-in-law possessed of separate or self-acquired property to maintain the widowed daughter-in-law ripens into a legal obligation in the hands of persons to whom he has either bequeathed or made a gift of his property."
"Under the Hindu law there is a moral obligation on the father-in-law to maintain the dauther-in-law and the heirs who inherit the property are liable to maintain the dependants. It is the duty of the Hindu heirs to provide for the bodily and mental or spiritual needs of their immediate and nearer ancestors to relieve them from bodily and mental discomfort and to protect their souls from the consequences of sin. They should maintain the dependants of the persons of property they succeed. Merely because the property is transferred by gift or by will in favour of the heirs, the obligation is not extinct. When there is property in the hands of the heirs belonging to the deceased who had a moral duty to provide maintenance, it becomes a legal duty on the heirs. It makes no difference whether the property is received either by way of succession or by way of gift or will, the principle being common in either case ............................"
"Even if a done or devisee is a stranger, the liability to maintain does not cease. The entire background of the Hindu jurisprudence clearly indicates that the head of the family cannot dispose of property in favour of strangers in such a manner as to deprive the dependants of their maintenance. On principles of section 39 of the T.P. Act, the status of a widowed daughter-in-law is equal to that of a widow for the purpose of receiving maintenance and her moral right to receive maintenance alters into a legal right on the demise of her father-in-law ......................................."
"Keeping in view the background of the Hindu Society as it existed and also having regard to the fact that there is no difference between a moral obligation and legal obligation in so far as the head of the family is concerned, the only inference that could be drawn is that the property, even if self-acquired, was treated as trust property for maintenance of the family members including the dependants. Therefore, the transferees are affected by such charge and they would also constitute as trustees to maintain the dependants when the property is in their hands."

The learned Counsel also cited a ruling in Smt. Gulwant Kaur and another v. Mohinder Singh and others , wherein it has been held thus :

"Where a Hindu wife gets lands in lieu of maintenance from her husband and she enjoys the produce therefrom, her right becomes absolute by virtue of section 14(1) of the Act ........ Section 14 is aimed at removing restrictions or limitations on the right of a female Hindu to enjoy, as a full owner, property possessed by her so long as her possession is traceable to a lawful origin, that is to say, if she has a vestige of a title. It makes no difference whether the property is acquired by inheritance or devise or at a partition or in lieu of maintenance or arrears of maintenance or by gift or by her own skill or exertion or by purchase or by prescription or in any other manner whatsoever. The explanation expressly refers to property acquired in lieu of maintenance and the widow is not required to establish any further title before she can claim full ownership under section 14(1) in respect of property given to her and possessed by her in lieu of maintenance. The very right to receive maintenance is sufficient title to enable the ripening of possession into full ownership if she is in possession of the property in lieu of maintenance. Sub-section (2) of section 14 is in the nature of an exception to section 14(1) and provides for a situation where property is acquired by a female Hindu under a written instrument or a decree of Court and not where such acquisition is traceable to any antecedent right."

In this case also the Supreme Court has clarified the position with reference to the right under sub-section (1) of section 14 of the Act and distinguished the provisions of sub-section (2) of section 14 of the Act from section 14(1) of the Act.

11. On the other hand, Mr. Rege, learned Counsel for the respondents, has vehemently submitted that the benefit of sub-section (1) of section 14 of the Act is available to a Hindu female provided she had a limited right of ownership prior to the Act came into force. According to him, Saraswatibai had no right of limited ownership and she was merely a licensee. This argument is untenable in view of the observations rendered by the Supreme Court in Bai Vajia v Thakorbhai Chelabhai and others, , wherein it has been observed thus :

"Ownership in the fullest sense is a sum-total of all the rights which may possibly flow from title to property, while limited ownership in its very nature must be a bundle of rights constituting in their totality not full ownership but something less. When a widow holds the property for her enjoyment as long as she lives, nobody is entitled to deprive her of it or to deal with the property in any manner to her detriment. The property is for the time being beneficially vested in her and she has the occupation, control and usufruct of it to the exclusion of all others. Such a relationship to property falls squarely within the meaning of the expression 'limited owner' as used in sub-section (1) of section 14 of the Act."

Therefore, it is crystal clear that there was a pre-existing right acquired by Saraswatibai in lieu of her maintenance and the property was enjoyed in lieu of maintenance was in the nature of limited ownership and by virtue of sub-section (1) of section 14 of the Act, she became full owner of the said property. Thus, the defendants being the legal heirs of Sarawsatibai have inherited the suit property and are entitled to own that property as full owners. Therefore, the submission of Mr. Rege for the respondents on this point is rejected.

12. As an alternate submission, the learned Counsel for the appellants has submitted that the suit is barred by limitation under Article 65 of the Limitation Act, and the appellants-defendants have become the owners by adverse possession.

13. Article 65(b) reads as under :-

"For possession of immoveable property or any interest therein based on title-
(b) where the suit is by a Hindu or Muslim entitled to the possession of immoveable property on the death of a Hindu or Muslim female, the possession of the defendant shall be deemed to become adverse only when the female dies."

The limitation period for recovery of possession is 12 years. In the instant case, Saraswatibai died on 22nd March, 1959 and the present suit was filed on 30th March 1972 i.e. after a lapse of a period of more than 12 years. In my opinion, this contention of the learned Counsel need not be entertained since he succeeds on his first contention that the appellants-defendants' right is protected under section 14(1) of the Act. Therefore, I do not think it necessary to deal with the same.

14. The learned Counsel for the appellants then submitted that the plaintiffs-respondents have no right to file the suit because no title is invested in them by partition or by a will. It has been submitted that at the time of filing of the present suit, Vishwanath was alive. The suit property belonged to Vishwanath as his separate property and hence partition is not permissible during his life time. The suit is based on title of ownership of the suit property. It is alleged that there was partition of the property between the plaintiff's brothers. Though in support of his claim, the plaintiff has relied on the partition deed, it was not produced before the trial Court but a carbon copy of the so-called partition deed has been produced and that has been admitted in evidence by both the courts below. It is at Exh. 48. The learned Counsel emphatically submitted that such a document is not admissible in evidence. In support of his contention, the learned Counsel has relied on the following authorities viz., (1) Raja Mahadev Royal v. Raja Virabasa Chikka Royal (2) Laxman v. Anusuyabai, ;

(3) Omprakash Berlia & others v. Unit Trust of India, 83 M.L.J. page 339 ; and (4) Babu Anand Biharilal v. M/s. Din Shaw & Co. .

On the other hand, Mr. Rege, learned Counsel for the respondents, submitted that as the suit property is a separate property of Vishwanath and the suit property has been partitioned between the plaintiff's two brothers and Vishwanath, the plaintiff has acquired title of ownership and he has a right to file suit for possession. Admittedly, the so-called partition deed (Exh. 48) is not the original partition deed but it is merely a carbon copy of the said so-called partition deed.

15. Learned Counsel for the appellants further submitted that the so-called partition deed was not adequately stamped under the Bombay Stamp Act nor was it registered under the Registration Act. In support of his contention, the learned Counsel has relied on the following authorities viz., (1) Ramratan v. Parmanand (2) Jupudi Kesava Rao v. Pulavarthi Venkatta Sabaraa ;

(3) Shri Balwant Singh v. Mehar Singh ;

(4) Sanjiva Reddy v. John Putra Reddy ; and (5) Shiromani v. Hemkumar .

As against this, the counter-submission of Mr. Rege, learned Counsel for the respondents, is that Exh. 48 is not a partition deed but it is a memorandum of partition which took place in the past and therefore it need not require any registration nor any stamp required to be affixed.

16. Having regard to the facts and circumstances of the case, the aforesaid argument of Mr. Rege is not sustainable in view of the clear legal position as observed above. Therefore, for filing suit for possession, the plaintiff first of all has to prove his title over the suit property. In the instant case, the plaintiff has no legal title over the suit property. The plaintiff merely relied on the so-called partition deed (Exh. 48) and the mutation entry and some receipts in respect of tax paid to the municipality. However, whatever evidence produced on behalf of the plaintiff which the courts below relied on, is contrary to law. As observed above, the suit property is a separate property of Vishwanath and it is not a coparcenary property where the plaintiff is entitled for partition. It has been observed in the ruling in C.N. Arunachala Mudaliar v. A. Muruganatha Mudaliar and another ; thus :-

"The son can assert an equal right with the father only when the grand-father's property has devolved upon his father and has become ancestral property in his hands. The property of the grand father can normally vest in the father as ancestral property if and when the father inherits such property on the death of the grand father or receives it, by partition made by the grand father himself during his lifetime. On both these occasions the grand-father's property comes to the father by virtue of the latter's legal right as a son or descendant of the former and consequently it becomes ancestral property in his hands."

The learned Counsel for the appellants has also relied on the commentary on Hindu Law under the heading 'Property Liable to Partition' which reads thus :-

"The only property that can be divided on a partition is coparcenary property. Separate property cannot be the subject of partition nor can property which by custom descends to one member of the family to the exclusion of other members."

Admittedly, the property in dispute is a separate property of Vishwanath and in view of the above observations, partition is not permitted. The direct consequence of this legal position is that no title as regards the suit property has been vested in the plaintiff and the plaintiff has no right to file a suit for possession of the suit property without title. In these circumstances, in my opinion, the suit itself is not maintainable. Both the courts below have lost sight of this legal position and proceeded on the assumption that the plaintiffs have acquired right under the so-called partition deed (Exh. 48). Therefore, the findings and reasonings of both the courts below are unsustainable in view of the above observations and the same require to be set aside.

17. In view of the above observations, it need not necessary to deal with the other contentions raised by the learned Counsel for the appellants.

18. In the result, the appeal is allowed. The judgments and decree passed by both the courts below are set aside and the suit is dismissed. No order as to costs.

19. Certified copy expedited.

Appeal allowed.