Delhi High Court
Smt. Renu Jain & Anr. vs Ms. Gunjan on 23 April, 2012
Author: Reva Khetrapal
Bench: Reva Khetrapal
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ IA No. 14035/2010 in CS(OS) No. 1525/2010
SMT. RENU JAIN & ANR. ..... Plaintiffs
Through: Mr.P.K. Seth, Advocate
versus
MS. GUNJAN ..... Defendant
Through: Mr. S.K. Rungta, Sr. Advocate
with Mr. Prashant Singh, Adv.
% Date of Decision : April 23, 2012
CORAM:
HON'BLE MS. JUSTICE REVA KHETRAPAL
JUDGMENT
: REVA KHETRAPAL, J.
1. The aforesaid application under Order VII Rule XI (a), (b) and
(d) of the Code of Civil Procedure has been filed by the defendant praying for rejection of the plaint.
2. The facts relevant for the decision of the present application are that the plaintiffs have filed the aforesaid suit for declaration, cancellation, partition and permanent injunction against the defendant CS(OS) No.1525/2010 Page 1 of 17 on the allegation that their maternal grand-father, late Lala Sher Singh had died intestate and upon his death his estate devolved upon his five daughters in the ratio of 1/5th share each in his property bearing No.22, Barakhamba Road, New Delhi and all his other assets. The mother of the plaintiffs No.1 and 2 who is also the mother of the defendant, namely, late Smt. Memo Devi had purchased/acquired Cottage No. 3, Oberoi Apartments, Civil Lines, Delhi from the sale consideration received by her as her share in the estate of her father and as such, according to the plaintiffs, who are the married daughters of late Smt. Memo Devi, the defendant, who is the unmarried daughter, could not claim the same to be her absolute property.
3. It is alleged that after the demise of Smt. Memo Devi on 20.02.09, the plaintiffs were shocked to receive a copy of the Will dated 17.06.2008 purported to have been executed by Smt. Memo Devi, in or about the first week of January, 2010, through courier, from the defendant. In the said will, there was mention of a Gift Deed dated 28.03.2005 alleged to have been executed by late Smt. Memo Devi in favour of the defendant in respect of the immovable CS(OS) No.1525/2010 Page 2 of 17 property bearing Cottage No. 3, Block B-1, Oberoi Apartment, 2, Sham Nath Marg, Delhi-110034.
4. The plaintiffs allege that the aforesaid Gift Deed dated 28.03.2005 and Will dated 17.06.2008 have been obtained under duress, coercion and undue influence exercised by the defendant on late Smt. Memo Devi, who had not executed them voluntarily and as such the said documents are liable to be cancelled being illegal and fraudulent documents. The plaintiffs accordingly seek a decree declaring the aforesaid Will and Gift Deed alleged to have been executed by Smt. Memo Devi as illegal, null and void and pray for the said documents to be delivered up and cancelled in accordance with law. The plaintiffs also seek a permanent injunction restraining the defendant from alienating, transferring or creating any third party interest in the aforementioned property at Civil Lines and dealing with the 1/20th undivided interest in immovable property situated at Jhandewalan, Delhi alleged to have devolved upon their mother upon the demise of their maternal grand-father, late Lala Sher Singh. A decree for partition of the Civil Lines property bearing Cottage No. 3 by metes and bounds in three equal shares and partition of 1/20th CS(OS) No.1525/2010 Page 3 of 17 undivided share in the Jhandewalan property in three equal shares is also sought. Similarly a partition is sought in respect of the movable properties of the deceased mother in three equal shares in accordance with law.
5. As stated above, the defendant has prayed for rejection of the aforesaid plaint for the reasons stated in the application filed by the defendant under Order VII Rule XI of the Code of Civil Procedure, which shall presently be adverted to. Notice of the application was issued to the plaintiffs, who have filed reply thereto, to which a rejoinder has been filed by the defendant.
6. The principal contention of Mr. S.K. Rungta, the learned senior counsel for the defendant, in support of his prayer for rejection of the plaint, is that the plaint is without any cause of action. It is submitted that the plaintiffs have in paragraph 1 of the plaint clearly stated that late Shri Sher Singh has died and after his death his estate devolved upon his five daughters. Thus, it is the admitted case of the plaintiffs that the properties belonged to the maternal grand-father of the parties to the suit and devolved upon the deceased mother of the parties to the suit alongwith her four sisters. As such, no cause of action CS(OS) No.1525/2010 Page 4 of 17 accrued to the plaintiffs for filing the present suit seeking partition of the property bearing Cottage No. 3, Block B-1, Oberoi Apartment, 2, Sham Nath Marg, Delhi-110034, acquired by the mother of the parties to the suit from the sale proceeds of the sale of one of the properties inherited by her from her father and later gifted to the defendant through a registered Gift Deed. Similarly, no cause of action accrued to the plaintiffs entitling the plaintiffs to challenge the Will dated 17.06.2008 executed by the deceased mother of the parties to the suit.
7. Mr. Rungta contended that the suit is also liable to be dismissed under Order VII Rule XI (b) as the same is undervalued. The submission is that the plaintiffs cannot be treated in deemed possession of the suit properties and, therefore, the fixed court fees affixed on the plaint for the relief of the partition is not sufficient and the plaintiffs are liable to pay ad valorem court fees on the relief of partition against the market value of the properties in the suit, at least to the extent of the alleged claimed share of the plaintiffs in the suit properties. The plaintiffs are also liable to pay ad valorem court fees CS(OS) No.1525/2010 Page 5 of 17 on the market value of the suit properties as the relief of declaration is with respect to the rights of the plaintiffs qua the suit properties.
8. Mr. Rungta further contended that the suit is also liable to be rejected under the provisions of Order VII Rule XI (d) of the Code of Civil Procedure being hit by Sections 113 and 114 of the Indian Succession Act, 1925. It is the contention of the learned counsel that it is not open to the plaintiffs by virtue of the provisions of Section 113 of the Indian Succession Act, 1925 to claim the existence of an oral Will left by the grand-father of the parties. Referring to Paragraph 6 of the plaint, Mr.Rungta submitted that the entire suit is based on the alleged oral desire and Will of the maternal grandfather of the parties allegedly to the effect that: "his heirs i.e., five daughters would have his (sic.) share in his aforementioned property 22, Barakhamba Road, New Delhi and in his all other assets in equal shares for their benefit as well as for the benefit of their children"
which was violative of the provisions of the Indian Succession Act. It is submitted that admittedly the plaintiffs were not born on the date of death of late Lala Sher Singh and as per provisions of Section 113, if a bequest is made to a person not in existence at the time of the CS(OS) No.1525/2010 Page 6 of 17 testator's death subject to prior bequest contained in the Will, the later bequest is void unless it comprises the whole of the remaining interest of the testator in the thing bequeathed.
9. Mr. Rungta further submitted that the suit is also liable to be dismissed on the ground that the plaintiffs, who are admittedly not in possession of the suit properties have failed to seek the relief of possession and in terms of Section 34 of the Specific Relief Act, the mere declaration of their right cannot be granted without the plaintiffs seeking the relief of possession.
10. It is further submitted by Mr. Rungta that the suit is hopelessly barred by limitation as the properties in suit, including the property acquired out of the sale proceeds of another property belonging to the maternal grand-father of the parties, had devolved upon the deceased mother of the parties way back in the year 1953. Similarly, the property at Barakhamba Road, Delhi, which the deceased mother of the parties had inherited from her father alongwith her four sisters was sold way back in the year 1977 and by utilizing a portion of the sale proceeds thereof, she had purchased the property in Civil Lines. Further, the deceased mother had gifted the said property at Civil CS(OS) No.1525/2010 Page 7 of 17 Lines to the defendant by a duly registered Gift Deed dated 28.03.2005. Thus, the present suit filed in the year 2010 is hit by the statute of limitation.
11. Mr. P.K. Seth, the learned counsel for the plaintiffs, at the outset submitted that for the purpose of deciding an application under Order VII Rule XI of the Code of Civil Procedure, only the allegations in the plaint can be looked into. If on a meaningful, not formal reading of the plaint, the plaint does not disclose a clear right to sue, the Court should exercise its power under Order VII Rule XI to reject the plaint, but the rule does not justify the rejection of any particular portion of a plaint. The plaint has to be read as a whole to examine whether the plaint discloses cause of action which requires determination by the Court. It cannot be rejected on the basis of allegations made by the defendant in his written statement nor on account of the mere fact that in the opinion of the Court, the plaintiffs may not succeed (See Mayar (H.K.) Ltd. & Ors. Vs. Owners & Parties, Vessel M.V. Fortune Express & Ors. AIR 2006 SC 1823 and Sopan Sukhdeo Sable & Ors. Vs. Assistant Charity Commissioner & Ors. AIR 2004 SC 1801).
CS(OS) No.1525/2010 Page 8 of 17
12. The learned counsel for the plaintiffs submitted that reading the plaint as a whole and in its entirety, it cannot be said in the instant case that the plaint is liable to be rejected. A cumulative reading of the averments made in the plaint demonstrates that late Smt. Memo Devi, the mother of the parties did not hold the property as a full owner but it was a restricted estate as has been submitted in the plaint. In any event, the alleged Gift Deed dated 28.03.2005 and the Will dated 17.06.2008 are otherwise also illegal, inasmuch as they have been procured by the defendant fraudulently, under duress, coercion and undue influence exercised by the defendant on late Smt. Memo Devi. He contended that the defendant cannot be allowed to pick and choose sentences from the plaint de hors the context.
13. Rebutting the contention of the learned counsel for the defendant that the suit had not been properly valued and requisite court fees had not been paid, Mr. Seth submitted that the possession of one co-owner is deemed to be the possession of all co-owners and accordingly, there is no merit in the contention of the counsel for the defendant that the suit is liable to be rejected under the provisions of Order VII Rule 11 (b) of the Code of Civil Procedure. He further CS(OS) No.1525/2010 Page 9 of 17 submitted that the provisions of Sections 113 and 114 of the Indian Succession Act, 1925, which are sought to be pressed into service are wholly inapplicable and the submissions made in this behalf are misconceived and unsustainable.
14. Further, rebutting the contentions of the counsel for the defendant that the suit is barred by Section 34 of the Specific Relief Act, Mr. Seth contended that the plaintiffs having sought the partition of the property by metes and bounds, it was incumbent upon the defendant to refer to the plaint as an intrinsic whole, rather than piecemeal.
15. Mr. Seth next referred to the contention of the learned counsel for the defendant that the suit was hopelessly barred by limitation and contended that in paragraphs 13 and 14 of the plaint, it had been very clearly stated that the plaintiffs came to know about the execution of the alleged Will and Gift Deed in the first week of January, 2010 when they received the copy of the said Will dated 17.06.2008 from the defendant by courier. Prior to this, they had no knowledge of either the alleged Will or the Gift Deed and thus the suit could not be said to be barred by limitation.
CS(OS) No.1525/2010 Page 10 of 17
16. Finally, Mr. Seth submitted that the suit involved mixed questions of fact and law and as such the present application seeking rejection of the plaint under Order VII Rule 11 was wholly misconceived and nothing but an abuse of the process of the law.
17. Before dealing with the rival contentions of the parties, it is deemed apposite to note at the outset that the cardinal canon of interpretation of a pleading is that the pleading has to be read as a whole without any dissection, and it is not permissible to cull out a sentence here or a passage there and to read it in isolation. It would also be apposite to bear in mind that all the reliefs claimed by a party may or may not be allowed to a party, the grant of relief being dependent upon the pleadings and the evidence adduced. A certain plea may be unsustainable but for this reason alone the plaint cannot be rejected in its entirety. Indubitably, if clever drafting has created the illusion of a cause of action where there is none, the plaint most certainly must be rejected at the first hearing itself. At the same time, only a part of the plaint cannot be rejected and the intention of the parties concerned has to be gathered from the whole tone and tenor of the plaint.
CS(OS) No.1525/2010 Page 11 of 17
18. Applying the aforesaid principles of interpretation, in my opinion, it cannot be said that the plaint does not disclose a cause of action merely on the ground that the plaint refers to an oral Will made by the maternal grand-father, which is not sustainable in law. It cannot be lost sight of that even otherwise, the plaintiffs seek in the first instance cancellation of the Gift Deed and Will allegedly executed by the mother of the parties in favour of the defendant, and then equitable partition of the movable and immovable properties of their mother - late Smt Memo Devi who, according to the plaintiffs, died intestate. The very foundation of the suit is that the aforesaid documents were executed by the deceased mother of the parties under duress, coercion and undue influence, fraudulently and illegally and are, therefore, liable to be cancelled in accordance with law.
19. As regards the defendant's contention that the suit is under- valued, I find no substance in the said contention. It is settled law that the question of court fees must be considered in the light of the allegations made in the plaint and its decision cannot be influenced either by the pleas in the written statement or by the final decision of the suit on merits. Furthermore, in the case of co-owners, it is trite CS(OS) No.1525/2010 Page 12 of 17 that the possession of one is in law possession of all, unless ouster or exclusion is proved. Reference in this regard may be made to the decision of the Supreme Court in the case of Neelavathi and Ors. Vs. N. Natarajan and Ors. AIR 1980 SC 691. The relevant extract of the judgment is reproduced hereunder:-
"The general principle of law is that in the case of co-owners, the possession of one is in law possession of all, unless ouster or exclusion is proved. To continue to be in joint possession in law, it is not necessary that the plaintiff should be in actual possession of the whole or part of the property. Equally it is not necessary that he should be getting a share or some income from the property. So long as his right to a share and the nature of the property as joint is not disputed the law presumes that he is in joint possession unless he is excluded from such possession. Before the plaintiffs could be called upon to pay court fee under Section 37(1) of the Act on the ground that they had been excluded from possession, it is necessary that on a reading of the plaint, there should be a clear and specific averment in the plaint that they had been "excluded" from joint possession to which they are entitled in law. The averments in the plaint that the plaintiff could not remain in joint possession as he was not given any income from the joint family property would not amount to his exclusion from possession. We are unable to read into the plaint a clear and specific admission that the plaintiff had been excluded from possession."CS(OS) No.1525/2010 Page 13 of 17
20. On a reading of the plaint in the present case, I do not find any specific averment in the plaint to the effect that the plaintiffs have been excluded from the possession of the property in question. On the contrary in paragraph 20 of the plaint, it is specifically pleaded that the plaintiffs and the defendant are the co-owners of the suit properties. It is further stated that "the defendant is in possession of these properties as a trustee for plaintiffs and the possession of one co-owner shall be deemed to be the possession of all the co-owners. The plaintiffs shall, thus, be deemed to be also in possession thereof". As such, the contention of the defendant's counsel that the suit is liable to be dismissed as the same is under-valued cannot be sustained.
21. As regards the plea of limitation, it is necessary to bear in mind that the said plea is the mixed plea of law and fact. In paragraphs 13 and 14 of the plaint, it is specifically stated by the plaintiffs that the alleged Will dated 17.06.2008 and Gift Deed dated 28.03.2005 came to their knowledge on receipt of a copy of the Will through courier in or about the first week of January, 2010. In the said Will, there was a mention of the Gift Deed in favour of the defendant. Earlier, CS(OS) No.1525/2010 Page 14 of 17 the plaintiffs had no knowledge from any source whatsoever of either the alleged Gift Deed or the Will allegedly executed by Smt. Memo Devi. This being so, the contention of the counsel for the defendant that the suit is hit by the provisions of Section 59 of the Limitation Act is without merit.
22. For the sake of ready reference, Article 59 of the Limitation Act is reproduced herein below:-
Description of suit Period of Limitation Time from which period begins to run
59. To cancel or set Three Years When the facts aside an instrument or entitling the plaintiff decree or for the to have the rescission of a instrument or decree contract. cancelled or set aside or the contract rescinded first become known to him.
23. Adverting next to the contention of the defendant's counsel that the suit is barred by the provisions of Sections 113 and 114 of the Indian Succession Act, 1925, it is deemed expedient to reproduce the provisions of the said Sections for the sake of ready reference as under:-
CS(OS) No.1525/2010 Page 15 of 17
"113. Bequest to person not in existence at testator's death subject to prior bequest. -
Where a bequest is made to a person not in existence at the time of the testator's death, subject to a prior bequest contained in the Will, the later bequest shall be void, unless it comprises the whole of the remaining interest of the testator in the thing bequeathed.
114. Rule against perpetuity. -
No bequest is valid whereby the vesting of the thing bequeathed may be delayed beyond the life- time of one or more persons living at the testator's death and the minority of some person who shall be in existence at the expiration of that period, and to whom, if he attains full age, the thing bequeathed is to belong."
24. A bare reading of the aforesaid sections would suffice to show that the same have no bearing upon the present case. The suit in the present case as stated hereinabove is not based on the alleged oral Will alone and the relief claimed for, in effect, is for the cancellation of the alleged Gift Deed and the Will executed by the deceased mother of the parties. Even assuming that the plea of oral Will is eventually rejected by the Court, the allegations of the plaintiffs that the Will and the Gift Deed have been executed fraudulently and illegally would still remain to be scrutinized by the Court as also the CS(OS) No.1525/2010 Page 16 of 17 question whether the plaintiffs are entitled to a decree of cancellation of the aforesaid documents and to a decree of partition of the suit properties.
25. For all the foregoing reasons, there is no merit in the present application, which is accordingly dismissed.
REVA KHETRAPAL (JUDGE) April 23, 2012 sk CS(OS) No.1525/2010 Page 17 of 17