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 4, Cited by 5]

Madras High Court

Pilavil Illath Sankaran Nambi And Ors. vs Pilavil Illath Nangeeli Amma ... on 19 August, 1935

Equivalent citations: 161IND. CAS.682, AIR 1935 MADRAS 1062

JUDGMENT
 

Wadsworth, J.
 

1. This Appeal arises out of a suit brought by plaintiffs claiming as the reversioners and heirs to the property of one Kesavan Nambi after the death of his widow, Kunjiri. The matter came up once before the High Court in C.M.A. No. 283 of 1926 and it was then decided that a clause in the will of Kesavan Nambi, where by provision was made that on the death of Kunjiri her rights should go to certain persons now represented by the legal representatives of the 1st defendant, referred only to the contingency of Kunjiri dying before the testator and was not intended to affect the devolution of the property in case of Kunjiri's death after the death of the testator. Strengthened by this decision, the plaintiffs as the nearest reversioners and heirs of Kesavan Nami and Siridhanam heirs of Kunjiri claim to succeed to the properties. After the decision of C.M.A. No. 283, the Court of first instance took up the suit and decided it adversely to the plaintiffs on the ground of estoppel, and this decision has been confirmed by the first Appellate Court.

2. Now it is unquestionable that the view taken by the High Court of the proper interpretation of the will was one which had never been present in the minds of either the plaintiffs or the defendants until the matter came up to the High Court. The plaintiffs in their plaint pleaded, owing to the death of the said wife, the above said properties merged to us and the plaintiffs who belong to the three other branches under the karar of 1074, in our capacity as 'Attaladakkam heirs. If in opposition to it there are any stipulations or anything of the kind in Kesava Nambi's will, they are invalid and worthless under the law. Thus the plaintiffs seem to have brought their suit on the assumption that the will contemplated the devolution of property after Kunjiri's death to the 1st defendant and her children, but that this provision was invalid as against the plaintiffs. The written statement meets this case by asserting the validity of the arrangements made in the will and pleads in para. 12:

Since after the death, of the above said Kunjiri all the properties that were in her possession were held in possession by this defendant and management thereof was carried on in the capacity of full owner thereof, and since the plaintiffs also acted hitherto agreeing to the same, and the plaintiffs have admitted in suits and in registered documents that they have no right whatsoever to the properties, and because of the acts of the plaintiffs till now, and because other people have, in good faith, obtained several rights in the properties during the past years, the statement made that this defendant has no right to the properties that were in the possession of the said Kunjiri and that it is the plaintiffs that hove the right is barred by estoppel.

3. Now this pleading is not very happily worded but it appears to mean that the plaintiffs had agreed to the possession of the 1st defendant, had admitted in suits and in registered documents that they have no right to the properties and had led other people (not specified) to obtain rights in the properties, so that the plaintiffs are estopped from asserting their rights. It is to be noted that the written statement, while setting forth conduct and representations by the plaintiffs which are inconsistent with the right that the plaintiffs now claim, does not specifically plead that the 1st defendant was led by that conduct or by those representations to act upon the belief engendered by those statements and representations of the plaintiffs, and it will be apparent that consequential action on the part of other persons who are not parties to the suits cannot support an estoppel as between the plaintiffs and the 1st defendant and her representatives.

4. It is noteworthy that 4th defendant, (an alienee) does not plead any estoppel. When the question of estoppel was considered in the first Court, the various statements and conduct of the 2nd plaintiff's father were summarised and the learned District Munsif, finding that the 2nd plaintiff's father had on several occasions disclaimed all interest in the property and acquiesced in the possession by the 1st defendant, was estopped from setting up his title to the property, without considering specifically the question whether these representations and this conduct on the part of the 2nd plaintiff's father were representations of fact, or whether these representations had in fact led to any action on the part, of the 1st defendant and her representatives.

5. It will he convenient now to summarise the grounds upon which the estoppel is based. The learned District Munsif finds that Narayana, the father of the 2nd plaintiff, knew about the will. He does not anywhere suggest that Narayana or any of the plaintiffs were aware of the possibility of the legal interpretation of the will embodied in the judgment of this Court in the Civil Miscellaneous Appeal. He refers firstly to a statement of Narayana in a suit wherein he was impleaded as next friend of the daughter of the present 1st defendant. In this suit an objection was raised that Narayana had interests opposed to those of the 1st defendant's daughter. Thereupon Narayana filed in Court two statements which are Exs. IX and X wherein he asserts explicitly that he has no right in the suit property (which covered parts of items Nos. 1 and 5 in the present suit), other than his interest as next friend of the minor daughter of the 1st defendant. The next piece of evidence with regard to this alleged estoppel arises out of a mortgage by the 1st defendant for herself and her daughter of item No. 2 in the present suit, to strangers, the mortgagees being authorised to recover rent from the 2nd plaintiff who was in possession. On the basis of this contract, one of the mortgagees obtained a decree for rent against the 2nd plaintiff and the 2nd plaintiff paid the decree amount without claiming that he was entitled to Item No. 2 otherwise than as a lessee. The documentary evidence for this transaction is contained in Ex. VII. The third piece of evidence on the case of estoppel arises out of a mortgage of Items Nos. 3 and 5 of the suit property by the deceased testator, Kesavan Nambiar, under Ex. XVI. Subsequently, the testator assigned Item No. 5 to the 2nd plaintiff who undertook to discharge the entire debt and get Item No. 3 released from the mortgage. After the death of the testator, his widow Kunjiri and the present 1st defendant sent a registered notice to the 2nd plaintiff requiring him to discharge mortgage as undertaken by him. Thereupon the 2nd plaintiff made a statement embodied in Ex. V, wherein he denied that he had any right over the property, repudiated the assignment and denied that he had ever been in possession of the property. This statement is made in the written statement filed in a suit of the year 1917. But it is not clear that this statement is anything more than a repudiation of the alleged agreement whereby the deceased testator assigned properties to the 2nd plaintiff on condition of discharging a mortgage debt. Lastly, there is the fact that the 2nd plaintiff and his father took no action when, to their knowledge, the 1st defendant was behaving as the owner of the suit properties, taking renewals discharging liabilities of the testator, paying rents and taxes and making mortgagees. The learned District Munsif observes:

In the full and bona fide belief that she was the owner, the 1st defendant was made to enter into all these transactions and undertook the numerous liabilities... The long course of dealings by the 1st defendant as owner, the discharge of the debts of Kesava by her, the numerous suits in connection with these properties, as well as the conduct of Narayana and the 2nd plaintiff during all these years show conclusively by that the 2nd plaintiff is estopped from setting up his right, as streedhanam heir of Kunjiri and the reversionary heir of Kesava, in this suit.

6. The learned District Munsif also holds that, though the specific statements of the 2nd plaintiff and his father relate only to Items Nos. 1, 2 and 5, because in all these matters the question who is the heir of Kesava was the essential question, the estoppel would operate as to the whole estate.

7. In appeal, the learned Subordinate Judge of Tellicherry adopts the reasoning of the District Munsif, and says.

As the facts have disclosed, the 2nd plaintiff's father by his omission to set up his right and the 2nd plaintiff by his declaration as well as omission have permitted the 1st defendant to believe that she is entitled to all the properties in the will. The conduct of both these persons had been throughout as if they had no right to the properties. The 1st defendant has been incurring debts in the belief that he was entitled to the properties. She has been discharging also debts due by Kesava Pitarar. She has been taking renewals from the jemni and spending for the same.

8. Then the learned Subordinate Judge, quoting the observations in the case of Astammoorthi Nambudripad v. Rama Madali 96 Ind. Cas. 915 : A I R 1926 Mad. 1052, observes that:

Even if the 1st defendant believed that the properties belonged to her under the will before the representation, act or omission by the 2nd plaintiff and his father, yet their representation must have strengthened the belief that she already had and had some influence in determining her subsequent conduct.

9. The argument in the present appeal may be summarised as follows: firstly, the representations and acts of the 2nd plaintiff and his father relied upon as the basis for the estoppel are really representations of an erroneous view of the legal consequences of the will of Kesava Nambi, and since there can be no estoppel on a point of law, the basis for the alleged estoppel fails. Secondly, though there is evidence that the 1st defendant, after these representations and this conduct, conducted herself as the owner of the properly, there is no evidence that her conduct was caused by the representations relied on. Thirdly, when all the facts were known to both parties, and both parties were under a common error regarding the legal consequences of the known facts, there can be no estoppel. Fourthly, if there is an estoppel, it can only relate to Items Nos. 1, 2 and 5 regarding which specific representations were made.

10. With reference to the first argument, that there can be no estoppel on a question of law, Mr. Sitarama Rao has quoted a number of authorities. In Jagwant Singh v. Siam Singh 21 A 285 : A W N 1899, 66, it was held that an admission on a point of law is not an admission of a 'thing' so as to make the admission matter of estoppel within the meaning of Section 115 of the Evidence Act. That was a case in which the plaintiff admitted in mutation proceedings that he and certain of the defendants were owners of the suit property in equal shares, making a mistake as to the truth of the legal position in accordance with which he was in fact the sole owner. It was held that he was not, by this erroneous admission regarding his legal rights, estopped from contending in a later proceeding that he was the sole owner. In a recent case of this Court, Muthuswami Ayyar v. Loganatha Mudali 41 L W 364 : A I R 1935 Mad. 404 : (1935) M W N 267, it was held that an admission regarding the legal effect of the doctrine of part performance made when both parties were in full possession of the facts would not estop the party from contending that his view of the law was wrong. The Privy Council in Scretary of State for. India in Council v. Sreenivasachariar 44 M 421 : 60 Ind. Cas. 230 : 40 M L J 262 : (1921) M W N 111 : 29 M L T 181 : 19 A L J 201 : 33 C L J 280 : 13 L W 592 : 25 C W N 818 : 3 U P L R (P.C.) 43 : 48 I A 56 (56), had to deal with a case in which the Government were contending that an inam grant did not pass to the grantee mineral rights in the land, and with reference to evidence of conduct on the part of Government indicating that the Government behaved as if the Inamdar had acquired the mineral rights, their Lordships observed:

At most these proceedings can amount to no more than action taken under a misapprehension of the Government's legal rights, and this could not make the law one way or the other, nor could it affect the Government's title.

11. In Gouru Chandra Gajapati Narayana Deo v. Secretary of State for India in Council 28 M 130 : 32 I A 53 : 9 C W N 553 : 1 C L J 460 : 8 Sar 749 (P.C.), the Judicial Committee had to deal with the question whether certain lands were included within the grant to the zamindar of Parlakimedi, and it was held that the conduct of the Court of Wards when in charge of the estate in spending zamindari funds on the improvements of the lands in suit, under the mistaken idea that they belonged to the zamindari and the acquiescence of Government Officials in this error could not constitute an estoppel against the Government from subsequently contending that the land did not form part of the zamindari. In the well-known English case of Beattie v. Ebury (Lord) (1872) 7 Ch. 777 the question was whether the Directors of a Railway Company were personally liable for making a representation to the Manager of a Bank to the effect that they had power to overdraw the account, that representation being incorrect, and it was then laid down that it was a rule of the Chancery Court that a person cannot be made liable for making a representation, unless it is a misrepresentation in point of fact and not merely in point of law. In the case of Hooley Hill Rubber and Chemical Co. v. Royal Insurance Co. (1920). 1 K B 257 : 89 L J K B 179 : 122 L T 173 : 25 Com. Cas. 23 : 90 T L R 81 an agent of an Insurance Company was asked by the manufacturers whether the Company's ordinary fire policy covered damage done by an explosion following a fire. The agent quoted the terms of the relevant clause and stated that damage caused by an explosion resulting from a fire would be covered, except for loss or damage as specified in the condition, and the manufacturers understood the qualification to refer only to an explosion due to hostile action. It was held that the representation by the agent was a representation, not of fact, but of law, namely, as to the meaning and effect of the condition--and that therefore, the Insurance Company, when sued on the policy, was not estopped from contending by way of defence, that the loss was caused by an explosion. On behalf of the respondents, reliance is placed on a passage contained in Halsbury's Laws of England, Vol. XIII, p. 472, wherein it is observed that:

While a true statement of facts, accompanied by an erroneous inference of law, will hot estop the person who made it from afterwards denying the correctness of the inference, it has been held that a representation as to the legal effect of a document will create an estoppel, if there is no qualification in the representation suggesting that the document, and not its effect as represented, is to govern the relationship of the parties.

12. On the other hand, Lord Halsbury points out that "mere representation of a matter of legal inference from facts which are known to both parties is not a ground of estoppel."

13. There is a Privy Council decision in Vertannes v. James Golder Robinson 5 R 427 : 102 Ind. Cas. 639 : A I R 1927 P C 151 : 53 M L J 71 : (1927) M W N 92 : 429 Bom. L R 1017 : 41 C L J 126 : 25 A L J 713 : 31 C W N 1078 : 39 M L T 134 : 26 L W 417 (P.C.) wherein it has been held that mere acts of acquiescence will not constitute an estoppel when the plaintiff has not acted on the strength of any representation, but on an error common to himself and the opposite party. I have also been referred to a Full Bench ruling of the Allahabad High Court in Jay Narayan v. Jafar Beg 48 A 353 : 92 Ind. Cas. 1017 : 21 A L J 355 : A I R 1926 All. 524 wherein tie effect of acts of acquiescence is considered, and it is held that the party claiming the benefit of the equitable doctrine of acquiescence must have made a mistake as to his legal right and must have expended some money or done some act on the faith of his mistaken belief, while the possessor of the legal right must have known of the existence of his own right which is inconsistent with the right claimed by the other party, he must have known of the other party's mistaken belief in his own rights, and must have encouraged the other party in his expenditure of money or in the other acts which he has done either directly or by abstaining from asserting his legal right.

14. Now applying the principles embodied in these decisions to the facts of the present case, it appears that both parties were under the impression that the clause in the will of Kesava Nambi regarding what should happen to the property on the death of the widow, Kunjiri, was in fact a testamentary disposition of a remainder on the termination of the life interest of the widow. Neither party appears to have had any idea until after the present litigation had made some progress that this clause was, as this Court has found it to be, a mere alternative provision for the disposition of the property, in case the widow should die before the will took effect. It follows that on the interpretation of the will adopted by both parties, until the present litigation had advanced some distance, the 2nd plaintiff and his father could not have claimed title on the basis on which it is now claimed by virtue of the decision of this Court. When therefore the father of the 2nd plaintiff declared 'I have no right in the property' he was stating what he believed to be the legal position as a result of this erreneous construction of the will which was adopted by both parties. He did not say to the 1st defendant 'I bind myself to the following legal construction of this will and permit you to act on that footing'. All he did was to assume that his position with reference to the will was that of a person who was excluded by reason of a disposition in favour of the 1st defendant. It seems to me that the representations made by the 2nd plaintiff's father are representations made under the influence of an erroneous view of his legal rights, which error was common to both parties, and I do not think that in such circumstances, his repudiation of right can estop him from contending, after he has discovered his legal error, that on a true interpretation of the will he has title. Nor can I see how acts of acquiescence in the possession by the 1st defendant of the properties can estop the 2nd plaintiff, when he was ignorant of his legal rights and did not deliberately allow the 1st defendant to suffer detriment by suppressing any knowledge of a defect in her title.

15. I am, moreover, doubtful whether it can be said on the facts, of this case that the 1st defendant acted in consequence of any representations made by the father of the 2nd plaintiff. Undoubtedly, she has enjoyed the properties, paid the rents, and taxes and discharged the debts of the testator, presumably out of the income from the properties. It is not to my mind established that she has suffered any detriment as a consequence of the representations of the 2nd plaintiff's father. Her acts in relation to the suit properties appear to have been the result not of these representations, but of the common error of both, parties regarding the legal effect of this will, an, error which has now been set right by the decision of this Court. I do not think it can be said that the 2nd plaintiff or his father has by his declaration, act or omission, intentionally caused or permitted the 1st defendant to believe a thing to be true and to act upon such belief. No doubt 2nd plaintiff's father said regarding 3 items that he had no right, thereby putting into words the view taken both by him and by the 1st defendant regarding the effect of the will. It does not appear to me that the 2nd defendant's acts of ownership were in fact caused by these statements. It must be observed that the 4th defendant who is an alienee does not allege any estoppel. I find that it is not established that the 1st defendant has acted in consequence of the representations made by the 2nd plaintiff's father.

16. Even if there were an estoppel, I do not see how it can be extended by inference to properties which were not covered by the representations alleged to have been made. The fact that the 2nd plaintiff's father repudiated his title to Items Nos. 1, 2 and 5 of the suit property is not to my mind a sufficient reason for preventing him from adducing evidence that he has title in Items Nos. 3 and 4, even though similar considerations may govern the claim to all the Items. And as I have already indicated, though these other items may be covered by general evidence that the 2nd plaintiff acquiesced in the possession of 1st defendant, mere acquiescence cannot bar a subsequent claim unless it can be shown that the 2nd plaintiff knew of his rights and. deliberately refrained from asserting these rights.

17. It follows therefore that this appeal must be allowed. It is regrettable that though this litigation started in 1923, there are numerous issues on which no finding has yet been recorded by the lower Courts. The suit must, therefore, be remanded to the Court of first instance for recording findings on the remaining issues. Costs will abide the result.