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 10, Cited by 2]

Punjab-Haryana High Court

Smt. Sukhdevi (Since Deceased vs Smt. Ram Piari (Since Deceased on 8 January, 2014

Author: K. Kannan

Bench: K. Kannan

                               IN THE HIGH COURT OF PUNJAB AND HARYANA
                                           AT CHANDIGARH

                                         Regular Second Appeal No.2434 of 1984 (O&M)
                                         Date of decision:08.01.2014.

                        Smt. Sukhdevi (since deceased, through her LRs) daughter of Maru,
                        resident of Village Kaith, Tehsil and District Karnal.
                                                                               .... Appellant

                                                        versus


                        Smt. Ram Piari (since deceased, through her LRs) widow of Maru
                        son of Singhu, resident of Village Kaith, Tehsil and District Karnal.
                                                                            .... Respondent


                        CORAM: HON'BLE MR. JUSTICE K. KANNAN
                                            ----

                        Present:    Mr. K.S. Malik, Advocate,
                                    for the appellant.

                                    Mr. Hawa Singh Hooda, Senior Advocate,
                                    with Mr.C.B. Goel, Advocate,
                                    for the respondent.
                                                     ----

                        1.     Whether reporters of local papers may be allowed to see the
                               judgment ? Yes
                        2.     To be referred to the reporters or not ? Yes
                        3.     Whether the judgment should be reported in the digest ? Yes
                                                        ----

                        K.Kannan, J.

I. The genesis of dispute

1. The plaintiff whose suit was dismissed by courts below is the appellant in this court. The suit is at the instance of the daughter against her mother and her sister. The suit had been filed for a declaration that a decree obtained in Civil Suit No.164 of 1979 titled Ram Piari Versus Sukh Devi and others was null and void, Kumar Sanjeev 2014.01.08 14:51 I attest to the accuracy and integrity of this document chandigarh Regular Second Appeal No.2434 of 1984 (O&M) -2- bogus, inoperative and not binding on the plaintiff. The property originally belonged to father Maru. Maru's widow is Ram Piari-the 1st defendant. The 1st defendant had two daughters, who were the plaintiff and the 2nd defendant. It appears that civil suit had been filed by Ram Piari and her daughters suit against Maru when the latter admitted the plaintiffs in the said suit as entitled to 1/4th share. The Civil Suit No.551 of 1976 was with reference to 1/4th share each for the three plaintiffs of agricultural land in 173 kanals 14 marlas in certain specified khatauni numbers and killa numbers. The decree was obviously collusive and no defence was taken and allowed for the plaintiff's 1/4th share. A subsequent suit filed in Civil Suit No.385 of 1977 had been at the instance of Ram Piari against her husband for the very same relief in respect of the very same subject matter that Ram Piari was entitled to 1/4th share. A subsequent suit has been filed on 02.09.1977 and again as per the statement of parties, Ram Piari alone had been granted the decree for 1/4th share. The 3rd suit has been filed in Civil Suit No.164 of 1979 by Ram Piari against both the daughters and they have admitted to the plaintiff's claim and allowed for declaration that the mother Ram Piari was entitled to a ½ share. The validity of the decree in Civil Suit No. 164 of 1979 alone is in challenge and it is imperative that we examine the effect of the frame of the suit and the validity of the decree obtained under it.

Kumar Sanjeev 2014.01.08 14:51 I attest to the accuracy and integrity of this document chandigarh

                         Regular Second Appeal No.2434 of 1984 (O&M)                   -3-

                        II.    The source of right for the plaintiff

2. The suit was for declaration to the effect that the plaintiff Ram Piari was the owner in possession of the agricultural land to the extent of ½ share which had been given to the defendants equally by Maru excluding the land sold by the plaintiff out of the total agricultural land of 173 kanals 14 marlas. The copy of the plaint has been filed as Ex.D3 and it reads that Maru was the owner in possession of the suit land in the heading of the plaint and he died about 2 to 3 months earlier. The averment in the plaint reads that Maru had allowed for 1/4th share to each of his daughters during his lifetime and had given the remaining half share to his widow. The plaint reads that after the lifetime of Maru, daughters demanded their share from the plaintiff in whose possession the whole of the estate of Maru had been held since the Month of January 1989. The plaint would record that there had been disputes between the parties and by virtue of the admission by the daughters, a family settlement had been entered into, under the terms of which, the defendants admitted that they would transfer their share in the suit land in the name of the plaintiff on an understanding that after the death of the plaintiff, they would get the land divided equally between them. The plaint further recites that there is one baby girl of 1 year of age with the plaintiff who was under the care and protection of the plaintiff and had to be married in future. The prayer in the suit was, Kumar Sanjeev 2014.01.08 14:51 I attest to the accuracy and integrity of this document chandigarh Regular Second Appeal No.2434 of 1984 (O&M) -4- therefore, that the plaintiff (in that suit) was entitled to a ½ share in all the properties measuring 173 kanals 14 marlas after excluding the property sold.

III. Plaintiff's original entitlement to 1/4th share cannot be denied either as a heir to father or as a beneficiary of earlier decree; compromise decree was itself an intrinsic admission of such fact

3. The way that three suits have come about make it clear that the suits were devices to get over the stamp law and registration formalities. If the father had allowed for 1/4th share each to be given to his daughters and a like 1/4th share to be given to the wife through the decree in Civil Suit No.551 of 1976 and followed it up with another 1/4th share to his wife in Civil Suit No.385 of 1977, without minding the validity, it would seem that Maru wanted ½ share to be taken by his wife and 1/4th share each to be taken by the daughters. The 3rd suit No.164 of 1979 would take away even the properties which were handed over to the daughters for 1/4th share in as much as the ½ share that the daughters together were entitled to, were said to be required to be transferred again by means of a family settlement to the mother in order that they will take back their respective 1/4th share after her lifetime. It is the last suit under which the plaintiff was required to acknowledge the alleged right of the mother as a transferee of her 1/4th share which is challenged in suit. This ought to be taken as intrinsic admission of the plaintiff's original entitlement to a 1/4th share and the present endeavour shall Kumar Sanjeev 2014.01.08 14:51 I attest to the accuracy and integrity of this document chandigarh Regular Second Appeal No.2434 of 1984 (O&M) -5- only be to see if such a right could be lost in the manner secured under the compromise decree and re-claimed by the plaintiff. IV. Finding that the plaintiff was a signatory to compromise is affirmed

4. Since the plaintiff claimed that she had never appeared in court nor did she acknowledge the mother's entitlement to her 1/4th share, the thumb impressions of the plaintiff Sukh Devi had been taken and sent to an expert who was examined as DW6. He gave evidence to his report as DW6/10 that the thumb impressions found in the statement and the compromise were the same as the admitted thumb impression and that they belonged to the same person. As a matter of fact relating to the genuineness and the identity of the thumb impression, I will not find any reason to modify the finding. The trial Court had actually held that the plaintiff herself could not have been present in court. This was not accepted by the appellate Court and I am prepared to take reversal of the finding rendered by the appellate Court regarding the presence of the plaintiff as established and that she had admitted the claim of the plaintiff in court.

V. Vested right in property cannot be lost oral settlement or affirmed through unregistered compromise

(a) Invalidity of compromise to be tested not by separate suit but shall be adjudicated before the decree by objection; principle not applicable to declaratory action that makes decree unlawful or otherwise invalid

5. Mere presence of the plaintiff in court or admissions Kumar Sanjeev 2014.01.08 14:51 I attest to the accuracy and integrity of this document chandigarh Regular Second Appeal No.2434 of 1984 (O&M) -6- cannot, in my view, conclude the issues which are raised in appeal as substantial questions of law. To a contention on behalf of the appellant that her right in the property which she inherited from her father and which was acknowledged through the decree obtained earlier in the presence of the father cannot be lost by a subsequent arrangement giving up her right otherwise than through registered instrument. The learned counsel for the respondent argues that the suit itself was incompetent. A compromise decree that was passed in the presence of parties, who had given voluntary statements in court cannot allow for anyone of them to resile from the same and get the same annulled by means of a suit. The counsel would rely on a judgment of the Supreme Court in Pushpa Devi Bhagat (D) through LR Smt. Sadhna Rai Versus Rajinder Singh and others- AIR 2006 (SC) 2628 to contend that neither an appeal under Section 96 CPC against consent decree possible in view of the bar for an appeal under Section 96(3) CPC nor was an independent suit for setting aside the compromise on the ground that a compromise was bad in law possible in view of the bar contained under Order 23 Rule 3-A. The Supreme Court was holding that the consent decree operated as an estoppel and was valid and binding unless it was set aside by the court which passed the consent decree by an order of an application filed under the proviso of Order 23 Rule 3 CPC. The Court was holding that the only remedy available to a party to a Kumar Sanjeev 2014.01.08 14:51 I attest to the accuracy and integrity of this document chandigarh Regular Second Appeal No.2434 of 1984 (O&M) -7- consent decree was to avoid such consent decree by approaching the court which recorded the compromise and made a decree in terms of it and established that there was no compromise and in that event, the Court which recorded the compromise would itself consider and decide the question of whether there was a valid compromise or not. This is to bring home the point that a separate suit filed by the plaintiff that the compromise was not binding was barred under Order 23 Rule 3-A CPC. The counsel would also refer me to a Division Bench ruling of this Court in Wassan Singh and others Versus Lakha Singh and another-2005(2) Civil Court Cases 772 that held that the Court has inherent power to recall the compromise when any vitiating circumstances were shown to exist in the application filed under Order 23 Rule 3 itself and a separate suit cannot be maintained. A bar to a separate suit was also reiterated referring to the judgment of the Supreme Court and the subsequent Division Bench ruling in Smt. Shanti Devi (dead) represented by LR Versus Gian Chand-2008(2) PLR 393. The principle of law enunciated would be applicable in all cases where the decree could be supported if not set aside and taint of invalidity is not mounted on grounds of violation of any law which could independently render ineffective such a compromise decree. That is precisely the area that we are treading in this case.

(b) There could be no estoppel against statute, namely of registration, stamp and contract law Kumar Sanjeev 2014.01.08 14:51 I attest to the accuracy and integrity of this document chandigarh Regular Second Appeal No.2434 of 1984 (O&M) -8-

6. In this case, the suit is filed contending that the plaintiff is the owner of 1/4th share and she was entitled to be put in possession. She was also contending that the decree was brought about by fraud and impersonation and not binding on her. If the invalidity of the decree was to be seen only through the alleged vitiating circumstances, then the plaintiff's suit cannot be maintained. However, if the validity of the compromise decree is attacked on the ground that there could be no such lawful compromise, then the principle of estoppel must be seen and applied within the four corners of Section 115 of the Evidence Act. An estoppel in order that it is valid shall allow for a statement express or implied to be made by a person on the basis of which another person acts and alters his position. The known exceptions are that there could be no estoppel against statute. Another exception could also be that a statement made on a mistaken assumption cannot bind the party and operate to debar from resiling from it and pointing out to the mistaken assumption. Since the principle of estoppel is taken against the plaintiff, the position of law as laid down by the Supreme Court in several decisions may just be outlined that there could be no estoppel against statute (see: State of Punjab Versus Nestle India Limited-2004(6) SCC 465). In Indira Bai Versus Nand Kishore-1990(4) SCC 668, the Supreme held, "exception to the universal rule of estoppel under Section 115 or its non-availability is Kumar Sanjeev 2014.01.08 14:51 I attest to the accuracy and integrity of this document chandigarh Regular Second Appeal No.2434 of 1984 (O&M) -9- not due to absence of any provision in the act excluding its operation but welfare of society or social and general well-being. There can be no estoppel against statute. Equity, usually follows law. Therefore, that which is statutorily illegally and void cannot be enforced by resorting to the rule of estoppel. Such extension of rule may be against public policy. The distinction between validity and the illegality or the transaction being void is clear and well known. The former can be waived by express or implied agreement or conduct but not the latter." The same principle was reiterated in a later judgment in Sneh Gupta Versus Devi Sarup-2009(6) SCC

194. There is a large volume of case law on the subject but I will not find it necessary to reproduce them but would remind the party that it will be futile to argue that the plaintiff would be estopped from laying a claim to the property by voluntarily suffering a statement in court.

(c) Compromise offends registration, stamp and contract laws

7. To my mind, the averments in the plaint filed by the mother in the civil suit on the basis of which, her decree was obtained itself ought to be taken as a relevant circumstance to discredit the validity of the compromise. The vitiating circumstance is just not that the plaintiff did not know what the documents contained. The vitiating circumstance is what the law prohibits. In the plaint filed by the mother that gave rise to a compromise decree, Kumar Sanjeev 2014.01.08 14:51 I attest to the accuracy and integrity of this document chandigarh Regular Second Appeal No.2434 of 1984 (O&M) - 10 -

she was seeking for a ½ share (apart from the ½ share which she had already got under two decrees: one, through 1/4th share granted along with the daughters in the first suit in 551 of 1976 and another 1/4th share in suit instituted by Ram Piari against her husband in 385 of 1977). It was the 1/4th share each which the daughters obtained in 551 of 1976 that was again sought to be taken back by the mother through a transfer made in the alleged family settlement. The expressions used in the plaint which is filed by the defendants themselves as D3 reads thus:-

"....... The defendants admitted the settlement to the extent that they would transfer their share in the suit land in the name of the plaintiff on the term that after the death of the plaintiff they would get the suit land equally along with it the land in share of the plaintiff also (sic)."

The alleged family settlement was therefore purported to be a transfer which the plaintiff was making along with their sister in favour of the mother. Such a transfer cannot be made in respect of immovable property otherwise than through a registered document under Section 17 of the Registration Act. A family settlement amongst coparceners who had a pre-existing right and securing to each person a share in the property could be by means of an oral settlement and the fait accompli on such oral settlement recorded in the unregistered instrument. However a share which a family Kumar Sanjeev 2014.01.08 14:51 I attest to the accuracy and integrity of this document chandigarh Regular Second Appeal No.2434 of 1984 (O&M) - 11 -

member has in immovable property cannot be forfeited to another member of the family by an oral settlement or a written instrument which is unregistered. Section 17(b) of the Registration Act requires every non-testamentary instrument which operates to create a transfer extinguish title to the property whether in present or in future of a proper of the value of `100/- and upwards only put through a registered instrument. The section reads:

"17. Documents of which registration is compulsory.
--(1) The following documents shall be registered, if the property to which they relate is situate in a district in which, and if they have been executed on or after the date on which, Act XVI of 1864, or the Indian Registration Act, 1866 (20 of 1866), or the Indian Registration Act, 1871 (8 of 1871), or the Indian Registration Act, 1877 (3 of 1877), or this Act came or comes into force, namely--
(a) ...
(b) other non-testamentary instruments which purport or operate to create, declare, assign, limit or extinguish, whether in present or in future, any right, title or interest, whether vested or contingent, of the value of one hundred rupees and upwards, to or in immovable property." Kumar Sanjeev 2014.01.08 14:51 I attest to the accuracy and integrity of this document chandigarh

Regular Second Appeal No.2434 of 1984 (O&M) - 12 -

There could have been no valid oral settlement or otherwise that can extinguish the plaintiff 1/4th share which she would inherit through her father and whose right was recognized by her father during his lifetime. There could also be no transfer of property title by mere admission as held by the Supreme Court in Ambika Prasad Thakur Versus Ram Ekbal Rai-AIR 1966 Supreme Court 605. The plaintiff could not have transferred the right to the property by an oral admission in favour of the mother. A decree that purported to record such a fact also cannot be valid to take away her interest in the property.

8. The effect of a decree which purports to transfer a right in the property was also considered in Bhoop Singh Versus Ram Singh Major-1995(5) SCC 709. The Court was considering the need for compulsory registration of a decree where a decree including a compromise talk that created a new right, title or interest in praesenti in immovable property of value of `100/- or above was also to be compulsorily registrable. The exception under Section 17

(vi), the Supreme Court held that was meant to cover was a decree or order of a court including a decree or order expressed to be made on a compromise that declared a pre-existing right that did not by itself create a new right, title or interest in praesenti in immovable property of value of `100/- or upwards. Any other view, the Supreme Court ruled would find a mischief of avoidance of Kumar Sanjeev 2014.01.08 14:51 I attest to the accuracy and integrity of this document chandigarh Regular Second Appeal No.2434 of 1984 (O&M) - 13 -

registration which required payment of stamp duty, embedded in the decree or order. The court cautioned that it would be the duty of the court to examine in each case whether the parties have a pre-existing right to the immovable property or whether under the order or decree of the court, one party having right, title or interest agreed or suffered to extinguish the same and create a right in immovable property of the value of `100/- to the other party for the first time.

9. Applying the principle, referred to above, the mother Ram Piari had secured to herself a 1/4th share through a decree along with their daughters when the husband recognized each of the daughters and the wife to have 1/4th share. Through a subsequent decree, the husband had again suffered 1/4th share to be given to Ram Piari. It is doubtful whether the husband could have created such an interest in favour of the wife through such a subsequent decree for that decree would also suffer by the same flaw which we we are pointing out in this case. However that is not the issue before us because the present plaintiff is a claim to the property which her father had left to her during his lifetime and which was sought to be taken away from her through an alleged family settlement when she was required to transfer her right through a family settlement. The mother had no other pre-existing interest in the very same property. Her interest, if at all, was in respect of the other ½ share. She had no interest in the daughters'1/4th share. Such a 1/4th share could not Kumar Sanjeev 2014.01.08 14:51 I attest to the accuracy and integrity of this document chandigarh Regular Second Appeal No.2434 of 1984 (O&M) - 14 -

have been lost through an alleged compromise decree without registration and without any consideration. Applying this principle even an alleged oral agreement in the village that she will give up her 1/4th share in favour of the mother and suffer a decree cannot constitute an estoppel against her.

VI. Disposition

10. Before parting, I must record the fact that it is a repeated theme in our courts that members of family show up in courts to admit to averments in the plaint of oral family settlements and suffer decrees. Such a decree would be challenged by some other member in the family who was not a party as not binding on him. This litigation will go up all the tiers of adjudicatory bodies from the lowest in the rung to the highest court in the country. Nobody could wish away suits nor is there any need to fetter the access to courts. There needs to be vigilance between maintaining the distinction between lawful family settlements that adjust mutual rights by specific allotments equitably that could be oral, so long as oral partition is not barred by law and a family settlement orally or through an unregistered document to extinguish title to immovable property. The former is legal and the latter is unlawful. May be, there is a need for change of law in this direction and the lawmakers must catch the wind for a legislative initiative to ban all partitions otherwise than through registered instruments. I shall not be seen to Kumar Sanjeev 2014.01.08 14:51 I attest to the accuracy and integrity of this document chandigarh Regular Second Appeal No.2434 of 1984 (O&M) - 15 -

exceed the brief or breach the golden line of separation of powers and stay confined to interpret law and undertake an exercise that falls in the legislative domain. I am merely recording the need of our times to stem the rot of untenable actions at the root and precious time of the courts is not lost by vexatious and untenable actions. Empowerment of women through property rights will take a serious beating if her right to the property is broken by a fragile, fraudulent family arrangement. There shall be never any doubt that willful surrender of rights in immovable property of a sharer to another, which in legal parlance would amount to a transfer, is not done otherwise than through a written instrument and the courts shall not grant its imprimatur to such collusive decrees. The invalidity of the compromise decree which I find in this case is the invalidity on account of what is legally impermissible under the Registration Act, stamp law requiring settlements to be written on stamp papers, Evidence Act marking exception to principle of estoppel to operate against statute and contract law of invalidity of contract or settlement for want of consideration The judgment of the court below is set aside and the second appeal is allowed with costs. Counsel's fee `10,000/-.

(K.KANNAN) JUDGE 08.01.2014 sanjeev Kumar Sanjeev 2014.01.08 14:51 I attest to the accuracy and integrity of this document chandigarh