Karnataka High Court
Dundappa A/F Goudappa Dasappanavar vs Sundrawwa W/O Rangangouda Biradar ... on 1 August, 2017
Equivalent citations: AIR 2018 (NOC) 191 (KAR), 2017 (4) AKR 676, (2017) 6 KANT LJ 138, (2018) 2 ICC 36, (2017) 4 KCCR 3585
Bench: A.S.Bopanna, H.B.Prabhakara Sastry
RFA No.4174/2012
C/w.
RFA CROB.109/2013
:1:
THE HIGH COURT OF KARNATAKA,
DHARWAD BENCH
DATED THIS THE 1ST DAY OF AUGUST, 2017
PRESENT
R
THE HON'BLE MR.JUSTICE A.S.BOPANNA
AND
THE HON'BLE DR.JUSTICE H.B. PRABHAKARA SASTRY
RFA No.4174/2012 (DEC/INJ)
C/W
RFA CROB.109/2013
IN RFA No.4174/2012
BETWEEN:
DUNDAPPA A/F GOUDAPPA DASAPPANAVAR,
AGE: 48 YEARS, OCC: AGRICULTURE,
R/O BENAKATTI, TQ. & DIST: BAGALKOTE-587315.
...APPELLANT
(BY SRI.SANJAY B.CHANAL & SRI.S.S.PATIL, ADVS.)
AND :
1. SMT.SUNDRAWWA,
W/O RANGANGOUDA BIRADAR PATIL,
AGE: 60 YEARS, OCC: HOUSEHOLD WORK,
R/O KERAKALMATTI, TQ.BADAMI,
DIST: BAGALKOTE-587315.
2. DODDAPPA S/O HANUMAPPA BIRADAR,
AGE: 47 YEARS, OCC: SERVICE,
R/O C/O MAGAJI BUILDING,
NEAR CHAWAN HOSPITAL EXTENSION,
DIST: BAGALKOT-587 315.
...RESPONDENTS
(BY SRI.M.G.NAGANURI, ADV. FOR R1,
SRI.ANAND D.BAGEWADI, ADV. FOR R2)
THIS APPEAL IS FILED UNDER SECTION 96 AND R/W
ORDER 41 RULE 1 OF CPC AGAINST THE JUDGMENT AND
DECREE DATED 21.11.2012 PASSED IN O.S.NO.57/2010 ON THE
FILE OF THE PRL. SENIOR CIVIL JUDGE, BAGALKOT, PARTLY
DECREEING THE SUIT FILED FOR DECLARATION AND
INJUNCTION.
RFA No.4174/2012
C/w.
RFA CROB.109/2013
:2:
IN RFA CROB.109/2013
BETWEEN:
SMT.SUNDRAWWA W/O RANGANAGOUDA
BIRADAR PATIL,
AGE: 58 YEARS, OCC: AGRICULTURE,
R/O KERAKALMATTI-587 206,
TALUKA: BADAMI, DIST: BAGALKOT.
...CROSS OBJECTOR
(BY SRI.M.G.NAGANURI, ADV.)
AND:
1. SHRI DUNDAPPA HANAMAPPA BIRADAR,
FALSELY CALLING HIMSELF AS
DUNDAPPA A/F GOUDAPPA DASAPPANAVAR,
AGE: 51 YEARS, OCC: AGRICULTURE,
R/O BENAKATTI-587 120,
TALUKA AND DIST: BAGALKOT.
2. SHRI.DODDAPPA S/O HANUMAPPA BIRADAR,
AGE: 50 YEARS, OCC: SERVICE,
R/O C/O MAGAJI BUILDING
NEAR CHAWAN HOSPITAL, EXTENSION,
BAGALKOT-587 101.
...RESPONDENTS
(BY SRI.SANJAY B.CHANAL & SRI.S.S.PATIL, ADV. FOR R1,
SRI.ANAND D.BAGEWADI, ADV. FOR R2)
THIS RFA CROB. IN RFA NO.4174/2012 IS FILED UNDER
ORDER 41 RULE 22 OF CPC, 1908 AGAINST THE JUDGMENT
AND DECREE DATED 21.11.2012 PASSED IN O.S.NO.57/2010
ON THE FILE FO THE PRL. SENIOR CIVIL JUDGE, BAGALKOT,
PARTLY DECREEING THE SUIT FILED FOR DECLARATION AND
INJUNCTION.
THIS RFA AND RFA CROB. HAVING BEEN HEARD AND
RESERVED FOR JUDGMENT, COMING ON FOR
PRONOUNCEMENT OF JUDGMENT THIS DAY, DR. H. B.
PRABHAKARA SASTRY J., DELIVERED THE FOLLOWING:
RFA No.4174/2012
C/w.
RFA CROB.109/2013
:3:
COMMON JUDGMENT
The plaintiff in the Court below is the appellant in
RFA No.4174/2012. He had filed a suit in the Court
below for the relief of declaration and injunction with
respect to the suit schedule properties as against
defendants therein. Respondent No.1 in this appeal,
who is the cross objector in RFA Crob.109/2013 was
defendant No.1 in the Court below. She had also filed a
counter claim in the Court below. The Court below by
its judgment and decree dated 21.11.2012, decreed the
suit of the plaintiff in part and ordered and decreed that
the plaintiff and defendant No.2 are entitled to half
share in the suit schedule properties. It also allowed
the counter claim of defendant No.1 holding that she
was entitled to half share in the suit schedule
properties. It is the said judgment and decree, the
appellant and cross-objector have assailed in their
respective Regular First Appeal and Cross Objection in
the said appeal respectively. The appellant has prayed
RFA No.4174/2012
C/w.
RFA CROB.109/2013
:4:
for setting aside of the judgment and decree under
appeal and also sought for dismissal of the suit of the
respondent, whereas, the cross objector in her cross-
objection filed under Order 41 Rule 22 of CPC has
prayed to set aside the finding of the trial Court on
issue Nos.2 to 5 in the impugned judgment and decree
and also has prayed for dismissal of the suit of the
plaintiff.
2. In his memorandum of appeal, the appellant
has taken a contention that the finding of the Court
below on issue Nos.1 and 6 and additional issue Nos.1
and 3 are erroneous and the Court below has grossly
erred in holding that the appellant was not the exclusive
owner of the suit schedule 'A' properties. He has further
contended that the Court below has erred in not
considering the error of the Assistant Commissioner and
Panchayat Authorities and by further holding that the
appellant and respondent No.2 are entitled to half share
in the suit schedule 'A' properties.
RFA No.4174/2012
C/w.
RFA CROB.109/2013
:5:
3. On the other hand, the cross objector in her
memorandum of cross-objection has taken a contention
that the plaintiff was aged above 15 years as on the date
of alleged adoption, as such, the adoption is bad in the
eye of law. She has further taken a contention that the
Court below has committed an error by applying the
presumption under Section 90 of the Indian Evidence
Act, 1872, with respect to the certified copy of alleged
Adoption Deed at Ex.P8. She has further contended that
the Court below committed an error by ignoring the fact
that the plaintiff did not examine the scribe of Ex.P8
and that the plaintiff did not establish that ceremonies
for adoption were duly performed.
4. In response to the notices, the parties are
represented by their learned counsels. The lower Court
records were called for and the same are placed before
this Court.
5. Heard the arguments of the learned counsel
for both sides. Perused the memorandum of appeal,
RFA No.4174/2012
C/w.
RFA CROB.109/2013
:6:
cross-objection, impugned judgment and decree, lower
Court records and materials placed before this Court.
6. After hearing the argument from both side
and perusing the materials placed before this Court, the
points that arise for our consideration are:
i. Whether the appeal is not maintainable
before this Court?
ii. Whether the appellant is the adopted
son of the propositus deceased
Goudappa?
iii. Whether the suit schedule properties
under dispute are ancestral properties
of deceased Goudappa?
iv. What reliefs the parties are entitled to?
7. For the sake of convenience, the parties
would be referred to with the ranks they were holding
respectively in the Court below.
8. The summary of the case of the
plaintiff(appellant herein) as could be gathered from the
RFA No.4174/2012
C/w.
RFA CROB.109/2013
:7:
materials placed before this Court is that, propositus
Goudappa and his wife Smt.Yamanawwa, who had only
two daughters by name Kamalawwa and Sundarawwa,
adopted the plaintiff Dundappa, who was the elder son
of Smt.Kamalawwa. In that regard, not only the
adoption ceremony and rituals were performed, but also
an adoption deed came to be registered on 12.08.1983
before the office of the Sub-Registrar, Bagalkot. The
community to which the parties belong allows adoption
of a person who is major in his age. After the death of
Goudappa, the plaintiff Dundappa and his adoptive
mother succeeded to the suit properties as the only
heirs. At the consent of defendant No.1, and by virtue
of oral family arrangement, the names of plaintiff and
his adoptive mother Smt.Yamanawwa were entered in
revenue records. After the death of Smt.Yamanawwa,
the plaintiff became the exclusive owner and successor
to the suit schedule properties. However, defendant
No.1 illegally got her name entered in revenue records
RFA No.4174/2012
C/w.
RFA CROB.109/2013
:8:
and denied the exclusive right of the plaintiff. Hence,
the plaintiff filed the suit for declaration.
The summary of the contention of the defendant
No.1 as could be seen from her written statement is
that, the plaintiff Dundappa has never been an adoptive
son of propositus Goudappa. There was no adoption of
the plaintiff by the said Goudappa at any point of time,
as such, the alleged adoption deed dated 12.08.1983 is
also not accepted. She further denied all the plaint
averments made by the plaintiff, except that herself
along with Kamalawwa were the only daughters of
propositus Goudappa and his wife Smt. Yamanawwa,
and that the plaintiff was the elder son of said
Kamalawwa. It is her further contention that entries of
her name in the revenue records, for which she was
entitled to, are made in accordance with law. She
denied of any partition said to have been taken place
with respect to the suit schedule properties. She also
contended that Civil Courts have no jurisdiction to
RFA No.4174/2012
C/w.
RFA CROB.109/2013
:9:
declare the orders passed by the Revenue Court,
inasmuch as they are self contained codes. Therefore,
she filed a counter claim claiming awarding half share
by way of partition and separate possession in the suit
properties and to award future mesne profits.
Defendant No.2 in his written statement had
admitted the averments of the plaint and further
submitted that, if the court comes to the conclusion
that plaintiff was the adopted son and defendant No.1
was legal heir to Goudappa, they were entitled to share
in the suit properties, then defendant No.1 may be
allotted share in the suit properties holding that he was
the legal heir of Kamalawwa who is the daughter of
deceased Goudappa and he was ready to pay the court
fee.
9. Based on the pleadings of the parties, the
Court below framed the following issues:
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 10 :
i. Whether the plaintiff proves that plaintiff
is the exclusive owner of the suit schedule
'A' properties?
ii. Whether the plaintiff proves that plaintiff
is the adopted son of Goudappa?
iii. Whether the suit is not maintainable in
the present form as contended in para
No.17 of the W.S.?
iv. Whether the Court fee paid is incorrect? If
so, what is the correct Court fee?
v. Whether the suit is bad for non-joinder of
necessary parties?
vi. Whether the plaintiff is entitled to the
relief sought for?
vii. What order or decree?
Additional Issues:
i. Whether defendant No.1 is entitled to ½
share in the suit properties?
ii. Whether defendant No.1 is entitled to
mesne profits?
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 11 :
iii. Whether the defendant No.1 is entitled
to share in the suit properties?
To prove his case, the plaintiff himself got
examined as PW1 and got examined one Sri. Neelappa
Bhimappa Dasappanaver as PW2. From the plaintiff's
side documents from Exhibits P1 to P18 were produced
and got marked. From the 1st defendant's side, the 1st
defendant Smt. Sunderawwa got herself examined as
DW1 and got produced and marked documents from
Exs.D1 to D12. The 2nd defendant did not choose to
enter witness box.
After hearing both sides, in its detailed judgment,
the Court below answered issue Nos.1, 3, 4, 5 and
additional issue No.2 in the negative, issue No.2 and
additional issue Nos.1 and 3 in the affirmative and issue
No.6 partly in the affirmative. With that, the Court
below decreed the suit of the plaintiff in part and also
decreed the counter claim of the defendant No.1. It is
the said judgment and decree that has been assailed by
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 12 :
the plaintiff and defendant No.1 in their appeal and the
cross-objection respectively.
Re: Maintainability:-
10. It is the argument of the learned counsel for
the respondent No.1/defendant No.1 that the appeal is
not maintainable since the remedy lies in the form of
revision before the jurisdictional Deputy Commissioner.
No doubt the jurisdictional Deputy Commissioner has
the power of revision under Section 136 of the
Karnataka Land Revenue Act, 1964, which Section is
reproduced hereinbelow:
"Section 136 - Appeal and Revision
(1) The provisions of Chapter V shall not apply to
any decision or order under this Chapter.
(2) Any person affected by an order made under
sub-section (4) or an entry certified under sub-
section (6) of section 129 may, within a period of
sixty days from the date of communication of the
order or the knowledge of the entry certified,
appeal to such officer as may be prescribed by
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 13 :
the State Government in this behalf and his
decision shall be final.
(3) The Deputy Commissioner may, on his own
motion or on application of a party, call for and
examine any records made under section 127
and section 129 and pass such orders as he may
deem fit:
Provided that no order shall be passed
except after hearing the party who would be
adversely affected by such order."
However, what cannot be forgotten is that the
relief sought for by the plaintiff in his plaint in the Court
below is for declaration to declare that he is the
exclusive owner of the suit schedule 'A' properties by
holding that the order passed by the Assistant
Commissioner, Bagalkote in RTS Appeals No.27 and 28
of 2008-09 dated 01.02.2010 and also to the
subsequent M.R.No.553/09-10 of Shirur village and 267
of Hallur village effected in respect of the suit land
properties and the Taluk Panchayat order passed in
2/08-09 dated 02.04.2009 in respect of the house
property are null and void. He has also sought for a
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 14 :
consequential relief of injunction against the defendant.
As already observed above, the Court below through its
impugned judgment and decree has decreed the suit of
the plaintiff in part ordering and decreeing that plaintiff
and defendant No.2 are entitled to ½ share each in the
suit schedule properties and by decreeing the counter
claim of the defendant No.1, she was also held to be
entitled to ½ share in the suit schedule properties.
Thus, the main relief of the plaintiff is for declaration
regarding his alleged ownership of the suit schedule 'A'
properties. Since the plaint averments clearly show that
the defendants have denied his alleged ownership over
the said property, he has sought the said relief of
declaration. As entries in the revenue records have
come in the way of declaring his ownership, he has
prayed to hold those revenue entries as null and void.
11. Section 135 of the Karnataka Land Revenue
Act, 1964 reads as below:
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 15 :
"Section 135 - Bar of suits:
No suit shall lie against the State
Government or any officer of the State
Government in respect of a claim to have an entry
made in any record or register that is maintained
under this Chapter or to have any such entry
omitted or amended:
Provided that if any person is aggrieved as
to any right of which he is in possession, by an
entry made in any record or register maintained
under this Chapter, he may institute a suit
against any person denying or interested to deny
his title to such right, for a declaration of his right
under Chapter VI of the Specific Relief Act, 1877;
and the entry in the record or register shall be
amended in accordance with any such
declaration."
Reading of the above Section makes it clear that
its proviso enables a person who is aggrieved as to any
right of which he is in possession by an entry made in
any record or register maintained by the Revenue
Authorities under Chapter XI of the said Act, can
institute a suit against any person denying or interested
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 16 :
to deny his title, for the relief of declaration of his right.
Similarly, even Section 62(b) of the very same Act also
enables the private parties to institute a civil suit in the
Civil Court for the purpose of establishing their private
right, although it may be affected by any entry in any
land record. Therefore, the suit of the plaintiff in the
Court below was maintainable. Consequently,
challenging the judgment and decree passed in the said
suit in the form of present appeal is also maintainable.
As such, the contention of the learned counsel for the
respondent No.1 herein on the point of maintainability
is not acceptable.
Re: Adoption:-
12. The plaintiff's stake as a major share holder
in the property of the propositus Goudappa, is on the
contention that, though he was one of the grand sons of
Goudappa, but he was given to the said propositus in
adoption which was documented and registered on
12.08.1983. The brother of the plaintiff, who is the
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 17 :
second defendant, though has fully endorsed the case of
the plaintiff, but the second daughter of the said
propositus Sundarawwa, who is the defendant No.1,
has seriously denied the alleged adoption of the plaintiff
by the propositus. However, the undisputed genealogy
of the family of the propositus prior to the alleged
adoption is as below:
Goudappa Giriyappa Dasappanavar
(died on 22.07.1997)
Yamanawwa (wife)
(died on 01.11.2001)
Kamallawwa - Died in 1981 Sundrawwa (defendant No.1)
Hanamappa Biradar Patil
(Husband)Died on 04.07.2000
Dundappa (Plaintiff) Doddappa (Defendant No.2)
(1st Son) (2nd Son)
(Claims to be adopted son of
Goudappa Giripap Dasappanavar)
13. The plaint averments as well the evidence of
the plaintiffs in the Court below regarding the alleged
adoption is that, one Goudappa, S/o. Giriyappa
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 18 :
Dasappanavar, was the propositus of the family of the
plaintiff and defendants. The said Goudappa had a wife
by name Smt. Yamanawwa and two daughters namely,
Kamalawwa and Sundarawwa (defendant No.1), who
were given in marriage and residing in their respective
husband's house. The said Kamalawwa had got 2 sons
namely Dundappa (plaintiff) and Doddappa (defendant
No.2). Since the said Goudappa and Yamanawwa had
no male issues, at their joint request, natural father of
Dundappa by name Hanumappa gave his eldest son
Dundappa (plaintiff) in adoption to the propositus
Goudappa and his wife. The said adoption was through
ceremonies performed in the family and deed of
adoption was also executed by Goudappa and
Yamanawwa, which came to be registered on
12.08.1983 before the office of the Sub-Registrar,
Bagalkot.
14. It is further the pleading and the evidence of
the plaintiff in the Court below that the adoption
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 19 :
ceremony was as per the customs prevailing in Hindu
Reddy community, to which they were belonging to and
that the said community was permitting in its custom,
adoption of a person who is major in his age also.
Hence, the plaintiff, though was major in his age as on
the date of adoption, was taken in adoption by the
propositus and his wife as per their customs. In the
adoption ceremony, which was performed as per the
customs prevailing in their Hindu Reddy community,
defendant No.1 was also present and had given her
consent. As such, after the adoption, the plaintiff has
become son of the propositus and acquired all rights in
his property as a son.
15. In support of his contention regarding the
adoption, the plaintiff got produced and marked a
certified copy of the registered Adoption Deed at Ex.P8.
He also got examined one Sri. Neelappa Bhimappa
Dasappanaver as PW2. The said PW2 in his evidence
has stated that himself and also the parties to the suit
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 20 :
belong to Hindu Raddy community, in which
community there is a custom of adopting a person who
is major in his age also. He has further corroborated
the plaintiff's version stating that the propositus
Goudappa and his wife took the plaintiff in adoption
and the natural father of the plaintiff gave the plaintiff
to the propositus in adoption under customary
ceremony for adoption. He has also stated, in the said
ceremony he was also present. The witness has further
stated that, after completion of adoption ceremony in
the presence of witness on 12.08.1983, an Adoption
Deed was written and was registered. The said
document was signed by both the adopting father,
mother and natural father of the plaintiff, the plaintiff,
their relatives and also defendant No.1 and her
husband. The evidence of PWs.1 and 2 regarding
adoption was seriously disputed in their cross-
examination made by the 1st defendant's side. Similarly
suggestions were made in the cross-examination of
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 21 :
DW1(defendant No.1) which suggestions were not
admitted as true by the said witness.
It is in this background, the above evidence of
parties regarding the adoption, so called the certified
copy of Adoption Deed at Ex.P8 is to be analysed.
16. The learned counsel for the respondent No.1
herein at the outset objected to considering the said
document at Ex.P8 as secondary evidence, stating that
no proper foundation was laid by the plaintiff to
produce the secondary evidence. In his support, the
learned counsel relied on a decision of the Hon'ble
Supreme Court in the case of H. Siddiqui (Dead by
LRs) Vs. A. Ramalingam, reported in (2011) 4 SCC
240. In the said case, while appreciating Section 65 of
the Evidence Act, 1872 regarding admissibility of a
document in secondary evidence, the Hon'ble Apex
Court was pleased to observe that, where the original
documents were not produced at any time nor any
factual foundation was laid for giving secondary
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 22 :
evidence, it was impermissible to allow a party to
adduce secondary evidence. The secondary evidence
must be authenticated by foundational evidence that
alleged copy is in fact a true copy of the original. The
Hon'ble Apex Court was further pleased to observe that,
for admitting such a document as secondary evidence,
the Courts would be obliged to examine the probative
value of the document produced in the Court or its
contents for deciding the question of admissibility of the
document in secondary evidence.
If the principle laid down in the above case is
applied to the instant case, it can be observed that, in
the instant case, according to the learned counsel for
the respondent No.1, plaintiff has not led any
foundation for the production of secondary evidence in
the Court below. The plaintiff in his plaint in the Court
below, except stating that the adoption was recorded in
a written document, which is the Adoption Deed and
was registered on 12.08.1983, has nowhere stated as to
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 23 :
with whom the original document is and where it lies.
However, for the first time it is only in the cross-
examination of DW1(defendant No.1), he made a
suggestion to the witness stating that original of the
said document was in her custody, which suggestion
was not admitted as true by the said witness. When in
fact the plaintiff claims himself to be an adopted son of
the propositus Goudappa, it was expected of him to
retain and maintain the alleged registered Adoption
Deed in its original with him. About non-possessing of
the original copy with him also, he has not shown any
reason. However, few more case laws on the concept of
secondary evidence can also be perused.
17. One of the earliest judgment which speaks
about the objection as to the mode of proof of a
document can be found in the judgment of the privy
counsel in Gopal Das and another Vs. Sri. Thakurji
and others reported in AIR 1943 Privy Council 83. In
the said case, with respect to Order 13 Rule 3 of the
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 24 :
Civil Procedure Code, 1908, regarding objection as to
the mode of proof, the Hon'ble Privy Counsel was
pleased to make an observation that, where the
objection to be taken is not that the document is in
itself inadmissible but that the mode of proof put
forward is irregular or insufficient, it is essential that
the objection should be taken at the trial stage before
the document is marked as an exhibit and admitted to
the record. It was further observed that a party cannot
lie by until the case comes before a Court of appeal and
then complain for the first time of the mode of proof.
18. A similar question about the mode of proof of
a certified copy of a sale deed when laying foundation
for admissibility of the said document as a secondary
evidence under Section 65(a) and (f), came before the
Hon'ble Supreme Court in an appeal in Smt.
Dayamathi Bai Vs. K. M. Shaffi reported in AIR 2004
SC 4082. In the said case, a certified copy of a sale
deed at Ex.P1 dated 14.11.1994 was marked and
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 25 :
admitted in evidence in the trial Court. Since no
objection was raised from the defendant's side, relying
upon the said document, the suit was also decreed. The
lower Appellate Court found that the plaintiff had not
laid foundation for admissibility of the secondary
evidence under Section 65(a) and (f) and in the
circumstances, the sale was not proved. The High
Court on consideration of various authorities, came to
the conclusion that, since copy of Ex.P1 was a certified
copy and since it was more than 30 years old document,
the trial Court was right in invoking a presumption
under Section 90 of the Evidence Act. Consequently,
the appeal was allowed. In the Civil appeal, the Hon'ble
Apex Court, apart from considering the presumption
under Section 90 of the Evidence Act, also gave a
detailed consideration about the mode of proof of a
document. In the said process, it referred to its
previous judgments in R.V.E Venkatachala Gounder v.
Arulmigu Viswesaraswami and V.P. Temple and another
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 26 :
reported in AIR 2003 SC 4548 and more particularly,
para 20 of the said judgment, which it reproduced. The
said para is most pertinent to the present case also, as
such, it is reproduced hereinbelow:
"20. The learned counsel for the defendant-
respondent has relied on Roman Catholic Mission
v. State of Madras (AIR 1966 SC 1457) in support
of his submission that a document not admissible
in evidence, though brought on record, has to be
excluded from consideration. We do not have any
dispute with the proposition of law so laid down in
the above said case. However, the present one is
a case which calls for the correct position of law
being made precise. Ordinarily, an objection to the
admissibility of evidence should be taken when it
is tendered and not subsequently. The objections
as to admissibility of documents in evidence may
be classified into two classes (i) an objection that
the document which is sought to be proved is itself
inadmissible in evidence; and (ii) where the
objection does not dispute the admissibility of the
document in evidence but is directed towards the
mode of proof alleging the same to be irregular or
insufficient. In the first case, merely because a
document has been marked as "an exhibit" an
objection as to its admissibility is not excluded
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 27 :
and is available to be raised even at a later stage
or even in appeal or revision. In the latter case, the
objection should be taken when the evidence is
tendered and once the document has been
admitted in evidence and marked as an exhibit,
the objection that it should not have been admitted
in evidence or that the mode adopted for proving
the document is irregular cannot be allowed to be
raised at any stage subsequent to the marking of
the document as an exhibit. The latter proposition
is a rule of fair play. The crucial test is whether an
objection, if taken at the appropriate tendering the
evidence to cure the defect and resort to such
mode of proof as should be regular. The omission
to object becomes fatal because by his failure the
party entitled to object allows the party tendering
the evidence to act on an assumption that the
opposite party is not serious about the mode of
proof. On the other hand, a prompt objection does
not prejudice the party tendering the evidence, for
two reasons; firstly, it enables the Court to apply
its mind and pronounce its decision on the
question of admissibility then and there; and
secondly in the event of finding of the Court on the
mode proof sought to be adopted going against the
party tendering the evidence, the opportunity of
seeking indulgence of the Court for permitting a
regular mode or method of proof and thereby
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 28 :
removing the objection raised by the opposite
party, is available to the party leading the
evidence. Such practice and procedure is fair to
both the parties. Out of the two types of
objections, referred to hereinabove, in the latter
case, failure to raise a prompt and timely objection
amounts to waiver of the necessity for insisting on
formal proof of a document, the document itself
which is sought to be proved being admissible in
evidence. In the first case, acquiescence would be
no bar to raising the objection in a superior Court."
After referring to the above paragraph, the Hon'ble
Apex Court was further pleased to refer to the
commentary in Sarkar on Evidence, 15th Edition, page
1084. The Hon'ble Apex Court was pleased to observe
that, it was not open to the appellant to object to the
mode of proof before the lower Appellate Court, since
the appellant had not raised any objection while the
certified copy of the sale deed was taken on record and
marked as exhibit in the trial Court. As such, it was
not open to the appellant to object to the mode of proof
before the lower Appellate Court. It further observed
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 29 :
that, if the objection had been taken at the trial stage,
the plaintiff might have met it by calling for the original
sale deed, which was on record in collateral
proceedings. With this, the Hon'ble Apex Court was
pleased to dismiss the Civil Appeal.
The same principle applies in the case on hand
also, while the certified copy of adoption deed was
admitted in evidence and marked as Ex.P8 in the Court
below, without any objection from the defendant's side,
the same defendant now in its appeal cannot raise any
contention of the plaintiff not laying foundation to lead
secondary evidence. Had the defendant No.1 raised
such an objection in the Court below, probably the
plaintiff could have met it in some manner. As such,
the argument of the learned counsel for the respondent
No.1 that Ex.P8, which is a certified copy of the
adoption deed cannot be relied upon, is not acceptable.
19. Ex.P8 is shown to be an Adoption Deed
(Dattaka Patra), wherein party No.1 is the plaintiff, who
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 30 :
is claiming to be an adopted son, party No.2 is
Goudappa S/o. Giriyappa Dasappanavar, Propositus
and his wife Smt. Yamanawwa, who are said to have
adopted the plaintiff and party No.3 Hanumappa, S/o.
Dodappa Biradar, who is said to be the natural father of
plaintiff, who is said to have given the plaintiff in
adoption to party No.2. The said deed of adoption
explains that the propositus and his wife were having
no male issues and decided to adopt the plaintiff who
was none-else than their grand son born out of their
first daughter Kamalawwa. The said document further
shows that on 12.08.1983, in the house of propositus
Goudappa at Benakatti, as per the Hindu religion
rituals and in the presence of elderly people and their
community members, party No.1 Dundappa, the
plaintiff, was given in adoption by party No.3, his
natural father, to adopting parents i.e, party No.2
propositus Goudappa and his wife. The said document
is shown to have signed by all the three parties. When
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 31 :
this document was marked as Exhibit in the
examination-in-chief of the plaintiff, none of the
defendants raised any objection for production of the
certified copy and marking it as exhibit. Even PW2 -
Neelappa Bhimappa Dasappanavar also in his evidence
has stated that the plaintiff, his natural father and
adoptive parents have all signed in the adoption deed.
He has further stated that, even defendant No.1 and her
husband also have put their signature to the adoption
deed. The said statement of PW2 has not been denied
or disputed in his cross-examination. Therefore, it
remains that the adoption was recorded in a registered
document and it has been signed by the person (natural
father) giving a person (adoptee) in adoption and the
person (adoptive parent) taking that person in adoption.
20. The learned counsel for the respondent No.1
in his argument brought to our notice the judgment of
the learned Single Judge of this Court in the case of
Gangavva and Others Vs. Ningavva and Others
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 32 :
reported in ILR 2008 KAR 1667, wherein for the
purpose of drawing presumption under Section 16 of
the Hindu Adoption and Maintenance Act, 1956, it was
observed that three conditions are required to be
fulfilled, they are -
1) The registered document evidencing
adoption should be produced before the
Court,
2) It should be shown that the said
document is signed by the person giving
a child in adoption and
3) It should be shown that it is signed by
the person taking the child in adoption.
In the instant case, since all these three
conditions are fulfilled, a presumption as under Section
16 of the said Act can be drawn. The said Section reads
as below:
"16. Presumption as to registered documents
relating to adoption-
Whenever any document registered under any law
for the time being in force is produced before any
court purporting to record an adoption made and
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 33 :
is signed by the person giving and the person
taking the child in adoption, the court shall
presume that the adoption has been made in
compliance with the provisions of this Act unless
and until it is disproved."
As such, if the aspect of not laying foundation to
lead secondary evidence is kept aside, the adoption deed
at Ex.P8 would entitle the Court to presume as above.
When such a presumption is discharged, the burden of
disproving the document or rebutting the same would
shift upon the person who denies the adoption, who is
respondent No.1/defendant No.1 in the instant case.
21. Apart from solely relying upon the Adoption
Deed at Ex.P8, the alleged adoption can also be tested
and verified upon the other available evidences also.
22. It is not in dispute that the parties to the
suit belong to Hindu Raddy community and parties to
the alleged adoption are from old Bombay Province area.
According to the plaintiff and his evidence as PW1, there
is a custom in their community of giving and taking in
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 34 :
adoption, a person who is major in his age also. To
support his evidence, PW1 has also produced and got
marked certified copies of three adoption deeds at Exs.
P16, P17 and P18. Further, according to the plaintiff,
in the instant case, while adopting him, rituals were
also followed and ceremony was performed. The said
pleading was vouchsafed by defendant No.2, who is
none else than the own brother of the plaintiff by birth.
Moreover, PW2, who claims to be a relative for both the
sides in the suit, has also supported the case of the
plaintiff regarding the existence of the custom and
performance of rituals in adopting the plaintiff by the
propositus's family.
23. Though the pleading and evidence of the
parties are on the above lines, the cross-objector who is
the respondent No.1 in the main appeal has objected to
the same. It is the serious contention of the learned
counsel for the respondent No.1 that the custom said to
be prevailing in their community enabling the parties to
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 35 :
adopt a person who is major in age has not been
established. In his support, the learned counsel relied
upon the judgment of the Hon'ble Apex Court in the
case of Salekh Chand (dead) by LRs Vs. Satya Gupta
and Others reported in (2008) 13 SCC 119, wherein
the Hon'ble Apex Court with respect to essentials and
burden of proving the existence of a custom is
concerned, was pleased to observe that, the parties
setting up a custom, must allege and prove the custom
on which it relies. The custom in order to be binding
must derive its force from the fact that by long usage it
has obtained the force of law. Thus, what must be
proved is that the usage has been acted upon in
practice for such a long period and with such
invariability to show that it has, by common consent,
been submitted to as the established governing rule of a
particular locality. It was further observed in the same
case that, in the English rule that "a custom in order
that it may be legal and binding, must have been used
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 36 :
so long that the memory of man runneth not to the
contrary" should not be strictly applied to Indian
conditions. Custom is a matter of fact and it must be
established inductively and not be a priori method. It
cannot be extended by analogy or enlarged by parity of
reasoning. One custom cannot be deduced from
another. The Hon'ble Apex Court further observed that,
a custom may be proved by general evidence as to its
existence by members of the tribe or family who would
be cognizant of its existence or its exercise without
controversy.
24. The learned counsel for the respondent No.1
also relied upon another judgment of the Hon'ble
Supreme Court in the case of Harnek Singh Vs.
Pritam Singh & Ors. Reported in 2013 AIAR (Civil)
516. In the said case, regarding pleading and proving
of custom, the Hon'ble Court was pleased to observe
that, if any party wants the Court to rely on a custom,
onus is on the party to plead the custom in the precise
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 37 :
terms and lead evidence to establish the said custom.
In the instant case, as already observed above, the
plaintiff as PW1 and his witness who is PW2, have
stated that there is a custom in their community of
giving and taking in adoption a person who is above the
age of 15 years. The pleading of the plaintiff in that
regard has been admitted by the defendant No.2, who is
supporting the case of the plaintiff.
25. The plaintiff has got produced certified
copies of three adoption deeds at Exs. P16, P17 and
P18. Ex.P16 is with respect to adoption said to have
taken place on 22.04.1958, as could be seen in the said
document. Ex.P17 shows the date of adoption as
22.04.1958 and Ex.P18 shows the date of adoption as
10.03.1988. According to the witnesses producing
these documents, in all these three adoptions, the age of
the adopted person was above 15 years age, which
aspect has not been disputed from the defendants' side.
Apart from the same, PW1 in his evidence has stated
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 38 :
that in his adoption, the rituals as prevailing in their
Hindu Reddy community and the custom was followed.
He was subjected to a thorough and searching cross-
examination from the defendants' side on this aspect,
wherein he has stated that, at the time of adoption
ceremony, a swamiji (head of religion) by name Basayya
was summoned. He has named several other persons
who were present in the said ceremony.
26. Similarly, PW2, in his evidence has given a
detailed account as to what transpired at the time of
adoption. In his cross-examination, some more details
were elicited from the defendants' side, wherein he has
stated that adoption took place in the morning at about
10.00 am and at that time, rituals took place keeping
the sacred fire in the middle through the head of their
community. "D ¸ÀªÀÄAiÀÄzÀ°è DZÁAiÀÄð ºÉÆÃªÀÄ-ºÀª£
À À D ¢ªÀ¸À
£Àq¬
É ÄvÁ CAzÀgÉ £ÀqɬÄvÀÄ." The said statement regarding
conducting the rituals and the statement of the said
witness that in their community adopting a person who
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 39 :
is major in his age is permitted, has not been denied or
disputed specifically in his cross-examination.
27. Before proceeding further, it is appropriate
to make an observation regarding trustworthiness of the
evidence of DW1. Defendant No.1 in the Court below
was examined as DW1. She had also had filed a
counter claim. Further, she is also a cross-objector in
RFA Crob.No.107/2013. She is the only contesting
defendant/respondent in the matter. Though she has
given a detailed evidence denying the contentions raised
by the plaintiff, more particularly with respect to the
alleged adoption of the plaintiff by the propositus
Goudappa, after she denied a suggestion made to her in
her cross-examination from the plaintiff that she was
also present when the adoption deed was executed and
has subscribed her signature to it, few more questions
were put to her from the plaintiff's side in her cross-
examination. The said portion of the evidence is
reproduced hereinbelow:
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 40 :
"£Á£ÀÄ £ÀªÀÄä ªÀQîjUÉ Cfð ºÁPÀĪÁUÀ ªÀÄvÀÄÛ vÀPg
À ÁgÀÄ
ºÁPÀĪÁUÀ ¸À»ªÀiÁr PÀ½¹zÉÝÃ£É ªÀÄvÀÄÛ £À£Àß ¸À»
UÀÄwð¸ÀÄvÉÛãÉ. FUÀ ¸ÁQëUÉ £Á£ÀÄ ºÁQzÀ PÉʦüAiÀÄvï ªÉÄð£À
¸À» vÉÆÃj¸ÀÄwÛzÀÄÝ CzÀÄ vÀ£Àß ¸À» C¯Áè CAvÁ ºÉüÀÄvÁÛ¼.É
FUÀ ¸ÁQëUÉ PÉʦüAiÀÄvï£À°è ¸À°è¹zÀ ¥Àª
æ ÀiÁt ¥Àvz
Àæ À ªÉÄð£À
¸À» vÉÆÃj¸ÀÄwÛzÀÄÝ CzÀÄ vÀ£ÀßzÀÄ C®è CAvÁ ºÉüÀÄvÁÛ¼.É
FUÀ ¸ÁQëUÉ vÀ£Àß ¸ÁQë ¥Àª
æ ÀiÁt¥Àvz
Àæ °
À ègÀĪÀ J®è ¸À»UÀ¼£
À ÀÄß
vÉÆÃj¸ÀÄwÛzÀÄÝ CªÀÅ vÀ£ÀߪÀÅ C®è CAvÁ ºÉüÀÄvÁÛ¼.É FUÀ
¸ÁQëUÉ 12-08-1983 gÀAzÀÄ §gÉzÀ zÀ¸ÁÛªÃÉ f£À ªÉÄðgÀĪÀ
¸ÀÄAzÀgª
À Àé UÀAqÀ gÀAUÀ£U
À ËqÀ ¥Ánî CAvÁ ¸À» ªÀiÁrzÀÄÝ
CzÀÄ vÀ£ÀßzÉà ¸À»AiÀiÁ CAvÀ ºÉýzÀÝPÉÌ CzÀÄ C®è (gÀhÄgÁPïì
¥Àw
æ ) CAvÁ ºÉüÀÄvÁÛ¼.É FUÀ ¸ÁQëUÉ vÀ£Àß ªÀPÁ®wÛ£°
À ègÀĪÀ
¸À» vÉÆÃj¸ÀÄwÛzÀÄÝ CzÀg°
À ègÀĪÀ ¸À» vÀ£ÀßzÀÄ C¯Áè CAvÁ
ºÉüÀÄvÁÛ¼.É "
Her above statement, wherein she denied her
alleged signatures in her Vakalath affidavit evidence
would clearly go to show that she had only determined
to deny each and every signature shown to her
suggesting the same were her signatures. As such, the
said conduct of the witness casts a shadow of suspicion
about the truthfulness in her entire evidence. However,
keeping the said aspect also aside, for the limited
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 41 :
purpose, her evidence is being analysed in this
judgment.
28. Thus, the evidence led from the plaintiff's
side establish that there is a custom in their community
of adopting a person above the age of 15 years and that
the plaintiff was given in adoption to the family of
propositus by his natural father. It is not in dispute
that by the time the plaintiff was given in adoption, his
natural mother was not alive. As such, it is only the
natural father, who had given him in adoption. In this
juncture, the statement that has come out in the cross-
examination of PW1 cannot be lost sight of. The said
statement is reproduced hereinbelow:
"£Á£ÀÄ zÀvÀÛPÀ DVzÀÄÝ AiÀiÁªÁUÀ CAzÀgÉ 12.08.1983gÀAzÀÄ.
£Á£ÀÄ zÀvÀÛPÀ DUÀĪÁUÀ zÀvÀÛPÀ ¥Àqz
É A
À vÀºÀ UËqÀ¥Àà£À
ªÀiÁ£À¹PÀ ¹Üw ¸Àj EgÀ°®è CAzÀgÉ ¸ÀļÀÄî."
Thus, while making a suggestion that, as at the
time of adoption the mental health of propositus
Goudappa was not alright, the defendant No.1 has
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 42 :
admitted that plaintiff was adopted by the said
Goudappa.
29. Apart from the above, two more decisions
relied upon by the learned counsel for the appellant
herein can be looked into.
In the case of Alturi Brahmanandam Vs. Anne
Sai Bapuji, reported in (2010) 14 SCC 466, Hon'ble
Apex Court with respect to proof of custom was pleased
to observe that, normally all customs must be proved,
exception to it is where High Court recognizes that a
custom is prevailing in the State and is legal and valid
and decision to such effect remaining unchallenged and
binding, custom gets blended into law and proof thereof
would become unnecessary under Section 57 of the
Evidence Act. In the said case, the question was about
the validity of adoption of a person who was above the
age of 15 years in Kamma community in Andhra
Pradesh. The Hon'ble Apex Court observing that the
respondent before it had laid the said prevalence of
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 43 :
custom by leading cogent and reliable evidence,
however, the appellant had failed to challenge the said
evidence and also to disprove the adoption. Moreover,
in view of a decision of the Division Bench of Andhra
Pradesh High Court in a case reported in 1964,
recognizing such a custom in Andhra Pradesh as legal
and valid, having remained binding till date, the Court
observed that such a custom gets blended into law and
proof thereof becomes unnecessary under Section 17 of
the Evidence Act.
Another judgment relied upon by the learned
counsel for the appellant in his argument is in the case
of Kondiba Rama Papal alias Shrike (dead) by his
heirs & LRs and another Vs. Narayana Kondiba
Papal reported in AIR 1991 SC 1180. In the said case,
the Hon'ble Apex Court was pleased to refer to the
observation made by the High Court while allowing the
plaintiff's appeal that, so far as the Bombay State is
concerned, the position is well settled in view of more
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 44 :
than one judicial decision and as pointed out in Mulla's
Hindu Law, 14th Edition at page 550, that in the
Bombay State a person may be adopted at any age
though he may be older than the adopter and though he
may be married and has children. Further, the Apex
Court was pleased to observe that the plaintiff and the
defendant belong to the area which was part of the old
Bombay State and accordingly, the said custom
prevailed amongst them as regards adoption of a child
at any age.
30. In the instant case also, the parties belong to
the area which was a part of old Bombay State. As
such, adoption of a person at the age of 15 years had
got legal recognition much earlier itself. However, the
learned counsel for respondent No.1 placed before us a
photocopy of a judgment of the learned Single Judge of
this Court in Shivangouda Virupaxi Ganachari @
Patil Vs. Shrimanth Chinnappa Ganachari @ Patil
and Others disposed of on 09.10.2007 (unreported),
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 45 :
and drew our attention that the observation of the
Hon'ble Apex Court in Kondiba Rama's case (supra) was
not followed.
The learned counsel while producing a photocopy
of the order of the Hon'ble Apex Court, dated
12.08.2013, passed in SLP (Civil) No.24807/2008,
which SLP was against Shivangouda Virupaxi Ganachari
@ Patil's case (supra), also submitted that the said
Special Leave Petition was dismissed. With this, he
submitted that the observation made in Kondiba Rama's
case that in old Bombay Province, there is a custom of
adopting a boy above the age of 15 years was not
recognized by the Hon'ble Supreme Court subsequently.
31. With great respect to those two judgments, it
is observed that in the case of Shivangouda Virupaxi
Ganachari @ Patil (supra), the Court did not deviate
from the observation made in Kondiba Rama's case
(supra) by the Hon'ble Supreme Court, it has only
stated that in the case before it, so far as adoption is
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 46 :
concerned, both the lower Courts had recorded a
concurrent finding of fact to the effect that there was
neither pleading nor proof to show that there was any
custom or usage in the family of the plaintiff or for that
matter, in the family of the adopted parents, a person
aged more than 15 years has been taken in adoption.
Further, in the said case, it was also observed that the
plaintiff himself had not entered the witness box and
therefore in the face of such situation occurring in the
case on hand, the High Court observed that the lower
Appellate Court had rightly observed at para 13 of its
judgment that it was neither pleaded nor proved that in
the area and community of the people, to which the
plaintiff belongs that there is a custom of adoption of
any age. While concluding it was categorically observed
that in view of there being no pleading nor any proof,
the adoption of the plaintiff could not be held to be
valid.
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 47 :
32. Thus, the learned Single Judge did not
change from the observation made in Kondiba Rama's
case (supra) but only stated that to apply the said
principle in the case on had before him, there was
neither any pleading nor evidence, as such, the
observation made in Kondiba Rama's case (supra) that
in old Bombay State there is a custom enabling
adoption of a person above 15 years has already got
judicial recognization.
33. Apart from all these aspects, one more point
which definitely requires to be noticed is the defendant
No.1 as DW1 herself in her cross-examination has
admitted a suggestion as true that in their Reddy
community there is a custom of adoption of a person
aged above 18 years. The said admission on the part of
DW1 which is elicited in her cross-examination is
reproduced hereinbelow:
"£ÀªÀÄä gÉrØ ¸ÀªÀiÁdzÀ°è 18 ªÀAiÀĹìVAvÀ ªÉÄîàlÖªg
À £
À ÀÄß
¸ÀºÀ zÀvÀÛPÀ vÉUz
É ÀÄPÉÆ¼ÀÄîªÀ ¸ÀA¥Àz
æ ÁAiÀÄ EzÉ CAzÀgÉ ¤d."
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 48 :
The admission of DW1 on these lines further go to
establish the prevailing custom among the Hindu Reddy
community on adoption of a person who is major in his
age.
34. Thus, in the instant case, though the
plaintiff Dundappa was at the age of 15 years as on the
date of his adoption in the year 1983, still his
community practicing the adoption of a person above 15
years of age has permitted for such adoption and the
evidence led before the Court below has proved that the
plaintiff Dundappa has been adopted by the propositus
Goudappa duly performing the rituals and ceremonies
prevailing in their community.
Re: Whether Ancestral Property
35. The plaintiff in his plaint has contended that
he is the exclusive owner of the suit schedule 'A'
properties, which comprise three pieces of land and a
house. No where in his plaint he has stated the mode of
acquisition of those properties. However, by a reading
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 49 :
of the plaint, it goes to show that he is claiming his
exclusive ownership of those properties in his alleged
capacity as the adoptive son of Goudappa. His evidence
as PW.1 adds nothing more to his pleading except
producing the copies of few revenue records, like,
records of rights, extract of mutation entries, certified
copies of mutation register from Exs.P1 to P14.
However, the only document, which throws some light
on the acquisition of the suit property in the family of
the parties to the suit is the extract of mutation entry
No.9032 dated 10.08.1956, which is at Ex.P10.
Incidentally, the same document has also been relied
upon, produced and got marked as Ex.D3 by defendant
No.1 also. The said document, which both side are
relying upon, go to show that property in R.S.No.1093
and 780, which are the suit schedule properties came to
the share of propositus Goudappa under a family
partition dated 12.07.1956, which came to be entered in
the revenue records on 10.08.1956. Defendant No.1 in
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 50 :
her written statement cum counter claim in the Court
below also has not specifically stated as to whether the
suit schedule properties are self acquired properties of
Goudappa or ancestral properties to the parties.
Throughout in her written statement, she has only used
the word "owned" calling that the suit properties were
owned by the propositus Goudappa Giriyappa
Dasappanavar. However, as DW.1, she in her
examination-in-chief has called the suit schedule
properties as ancestral properties. It is because she has
stated in her examination-in-chief as below:
"CzÀPÉÌ ¥Àwæ AiÀiÁV £Á£ÀÄ JzÀÄgÀÄ zÁªÉ (PËAlgï PÉèêÀiï)
zÁªÉAiÀÄ£ÀÄß ¸À°è¹, PÀÄlÄA§zÀ zÁªÁ ±ÉqÆ
À å¯ï D¹ÛU¼
À ÄÀ
¦vÁæfðvÀªÁzÀ ¥ÀAæ iÀÄÄPÀÛ zÁªÁzÀ AiÀiÁªÀvÀÆÛ ¸ÀzÀj ±ÉqÀÆå¯ï
D¹ÛU½
À UÉ ¸ÀªÀĨsÁUÀ ªÀiÁr, CzÀg°
À è MAzÀÄ ¨sÁUÀª£
À ÀÄß
ªÁ¢AiÀiÁzÀ £À£Àß ¥ÀævÉåÃPÀ »¸ÁìPÉÌ M¦à¸ÀĪÀAvÉ WÀ£À
£ÁåAiÀiÁ®AiÀĪÀÅ rQæ ºÉÆgÀr¸À¨ÃÉ PÉAzÀÄ ºÁUÀÆ ªÁ¢AiÀÄ
zÁªÉAiÀÄ£ÀÄß ªÀeÁ ªÀiÁqÀÄvÁÛ ¸ÀAzÀ¨sÉÆÃðavÀªÁV
£ÁåAiÀiÁ®AiÀÄzÀ «ªÉÃZÀ£É C£ÀĸÁgÀ vÉÆÃjzÀ ¥ÀjºÁgÀ
PÉÆqÀ¨ÃÉ PÀÄ CAvÁ ¥Áæyð¹, ¥Àw À ÁVz.É "
æ zÁªÉAiÀÄ£ÀÄß ¸À°è¸¯
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 51 :
The same witness further in her examination-in-
chief itself at para 5 has stated as below:
"zÁªÁzÀ AiÀiÁªÀvÀÆÛ D¹ÛU¼
À ÀÄ C«¨sPÀ ÀÛ PÀÄlÄA§zÀ ºÁUÀÆ
¦vÁæfðvÀ D¹ÛU¼
À ÄÀ AiÀiÁªÀÅzÉà ±Á¸À£§
À zÀÞ ¥Á®Ä-¥ÀnÖ ªÁ¢
ºÁUÀÆ ¥ÀæwªÁ¢AiÀÄgÀ ªÀÄzsÀå dgÀÄUÀĪÀÅ¢®è"
Through the above statement DW.1 on her own,
categorically stated that the suit schedule properties are
ancestral properties and that no partition has taken
place between the parties to the suit with respect to
those properties. Form these points, it is clear that the
suit schedule properties are ancestral properties.
36. Learned counsel for the respondent, however
in his argument relied upon three decisions of Hon'ble
Supreme Court and submitted that the suit properties
are self acquired properties of propositus Goudappa.
The first case relied upon by the learned counsel
in this regard is of Mallika Vs. Chandrappa reported
in (2007) 5 AIR Kant R 283. In the said case with
respect to succession under Hindu Law, the Hon'ble
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 52 :
Apex Court was pleased to observe that the property of
the father, who had separated from his family were
inherited and held by his sons after the death of their
father and in their individual capacity son's sons/son
will have no right as coparceners. The said judgment
was delivered referring to and following its own previous
judgment in Commissioner Of Wealth-tax, Khanpur
Vs. Chander Sen reported in AIR 1986 SC 1753. In
the said case, after noticing the partition of the joint
family business between the father and his only son,
and son forming joint family with his own sons, the
Hon'ble Apex Court was pleased to observe that, after
the death of father, amount standing to the credit of
deceased father in account of the Firm devolves on son
as his individual income and such income cannot be
included in computing net wealth of son's joint family.
The third decision relied upon by the learned
counsel for the respondent is of Uttam Vs. Saubhag
Singh and Others reported in (2016) 4 SCC 68,
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 53 :
wherein the Hon'ble Apex Court with respect to Section
6 of the Hindu Succession Act, 1956, was pleased to
observe that, after devolution of joint family property as
per Section 8 of Hindu Succession Act, upon death of
male Hindu intestate property would cease to be joint
family property and said female heir and other
coparcener succeeding to the same would hold their
respective share in property as tenants-in-common and
not as joint tenants. Therefore, grandson born after the
death of male Hindu cannot maintain suit for partition
claiming his share by division of alleged joint family
property.
37. With great respect to the above three
judgments, it is seen that the dispute in the suit under
consideration is mainly among the children of
propositus Goudappa. Further, the interest of any of
the grandson, who is said to have born after the death
of a male Hindu or the dispute regarding the wealth tax
are not the elements in the case on hand.
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 54 :
38. On the other hand, as observed above, the
evidence of PW1 and DW1 and the recognition of
partition through mutation as per Ex.P10 and Ex.D3
clearly go to establish that the suit properties are
ancestral properties and in spite of the alleged entries in
the revenue records, like the records of rights and the
house tax extract, which the parties have relied upon,
the suit properties have not lost its character as
ancestral property. Since, the alleged oral agreement
between the plaintiff and the defendant No.1 as
canvassed by the plaintiff in the Court below has not
been established convincingly and the said point has
not been pressed by either of the parties in this appeal,
without much discussion on those aspects, it can be
observed that the suit schedule properties under the
dispute are the ancestral properties of the deceased
Goudappa.
39. Consequently, the finding of the Court below
on additional issue No.1, wherein it has held that
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 55 :
defendant No.1 before it was entitled for ½ share, proves
to be erroneous. Further, since the Court below even
after noticing that mere entries in revenue record would
not prove the title to the property still was carried away
by those revenue entries itself, which led it to come to
an erroneous conclusion to hold that defendant No.1
before it was entitled for ½ share in the property.
40. The above discussion shows that plaintiff,
defendant No.1 and Smt.Kamalavva-the mother of
defendant No.2 are the children of propositus Goudapa.
Among those three children the plaintiff was the
adopted son of propositus. The suit schedule 'A'
properties being the ancestral properties inheritance to
those property would be as per Hindu Succession Act,
1956, since the parties are Hindu by religion.
41. According to the learned counsel for the
plaintiff/appellant, propositus Goudappa died on
22.07.1997 and his both the daughters, Smt.Kamalavva
and defendant No.1 i.e. Smt.Sundarawwa were born
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 56 :
prior to 1956. As such, in the suit schedule 'A'
properties, which are ancestral properties, Goudappa
and the plaintiff Dundappa, who is the adopted son of
propositus Goudappa will have ½ share each. After the
death of said Goudappa and his wife Smt.Yamunavva,
the undivided ½ share would devolve upon the plaintiff
and both the defendants equally. In his support, he
relied upon judgments reported in ILR 2010 KAR 1484
and 2015 AIR SCW 6160.
42. On the other hand, learned counsel for
defendant No.1/Cross-objector, in his argument
submitted that the devolution of property would not be
as per survivorship and it is according to intestate
succession under Section 8 of the Hindu Succession
Act, 1956. As such, both the parties to the litigation
being Class-I heirs, the property would devolve upon
them in the equal proportion at 1/3rd each.
43. It is not in dispute that, apart from the
parties to the litigation being Hindus, propositus
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 57 :
Goudappa died intestate. As already observed in the
previous paragraphs, the suit schedule 'A' properties are
ancestral properties. As such, it is Section 6 of Hindu
Succession Act, 1956, which is applicable regarding
devolution of interest in the coparcenary property. The
said Section, prior to its amendment in the year 2005
and after its amendment under Hindu Succession
(Amendment) Act, 2005 with effect from the date
09.09.2005, reads as below:
Section 6 of the Hindu Section 6 on and from the
Succession Act commencement of the Hindu
Succession (Amendment) Act,
2005
6. Devolution of interest of 6. Devolution of interest in
coparcenary property. coparcenary property.-
When a male Hindu dies after (1) On and from the
the commencement of this Act, commencement of the Hindu
having at the time of his death Succession (Amendment) Act,
an interest in a Mitakshara 2005, in a Joint Hindu family
coparcenary property, his governed by the Mitakshara
interest in the property shall law, the daughter of a
devolve by survivorship upon coparcener shall,-
the surviving members of the
coparcenary and not in (a) by birth become a
accordance with this Act: coparcener in her own right in
the same manner as the son;
PROVIDED that, if the
deceased had left him (b) have the same rights in the
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 58 :
surviving a female relative coparcenary property as she
specified in class I of the would have had if she had
Schedule or a male relative been a son;
specified in that class who
(c) be subject to the same
claims through such female
liabilities in respect of the said
relative, the interest of the
coparcenary property as that
deceased in the Mitakshara
of a son, and any reference to
coparcenary property shall
a Hindu Mitakshara
devolve by testamentary or
coparcener shall be deemed to
intestate succession, as the
include a reference to a
case may be, under this Act
daughter of a coparcener:
and not by survivorship.
Provided that nothing
Explanation I: For the contained in this sub-section
purposes of this section, the shall affect or invalidate any
interest of a Hindu Mitakshara disposition or alienation
coparcener shall be deemed to including any partition or
be the share in the property testamentary disposition of
that would have been allotted property which had taken
to him if a partition of the place before the 20th day of
property had taken place December, 2004.
immediately before his death,
(2) Any property to which a
irrespective of whether he was
female Hindu becomes entitled
entitled to claim partition or
by virtue of sub-section - (1)
not.
shall be held by her with the
Explanation 2: Nothing incidents of coparcenary
contained in the proviso to this ownership and shall be
section shall be construed as regarded, notwithstanding
enabling a person who has anything contained in this Act,
separated himself from the or any other law for the time
coparcenary before the death being in force, as property
of the deceased or any of his capable of being disposed of by
heirs to claim on intestacy a her by testamentary
share in the interest referred disposition.
to therein.
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 59 :
(3) Where a Hindu dies after
the commencement of the
Hindu Succession
(Amendment) Act, 2005, his
interest in the property of a
Joint Hindu family governed
by the Mitakshara law, shall
devolve by testamentary or
intestate succession, as the
case may be, under this Act
and not by survivorship, and
the coparcenary property shall
be deemed to have been
divided as if a partition had
taken place and,
(a) the daughter is allotted the
same share as is allotted to a
son;
(b) the share of the pre-
deceased son or a pre-
deceased daughter, as they
would have got had they been
alive at the time of partition,
shall be allotted to the
surviving child of such
predeceased son or of such
pre-deceased daughter; and
(c) the share of the pre-
deceased child of a pre-
deceased son or of a pre-
deceased daughter, as such
child would have got had he or
she been alive at the time of
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 60 :
the partition, shall be allotted
to the child of such pre-
deceased child of the pre-
deceased son or a pre-
deceased daughter, as the
case may be.
Explanation.- For the
purposes of this sub-section,
the interest of a Hindu
Mitakshara coparcener shall
be deemed to be the share in
the property that would have
been allotted to him if a
partition of the property had
taken place immediately before
his death, irrespective of
whether he was entitled to
claim partition or not.
(4) After the commencement of
the Hindu Succession
(Amendment) Act, 2005, no
court shall recognise any right
to proceed against a son,
grandson or great-grandson
for the recovery of any debt
due from his father,
grandfather or great-
grandfather solely on the
ground of the pious obligation
under the Hindu law, of such
son, grandson or great-
grandson to discharge any
such debt:
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 61 :
Provided that in the case of
any debt contracted before the
commencement of the Hindu
Succession (Amendment) Act,
2005, nothing contained in
this sub-section shall affect-
(a) the right of any creditor to
proceed against the son,
grandson or great-grandson,
as the case may be; or
(b) any alienation made in
respect of or in satisfaction of,
any such debt, and any such
right or alienation shall be
enforceable under the rule of
pious obligation in the same
manner and to the same
extent as it would have been
enforceable as if the Hindu
Succession (Amendment) Act,
2005 had not been enacted.
Explanation.-For the purposes
of clause (a), the expression
"son", "grandson" or "great-
grandson" shall be deemed to
refer to the son, grandson or
great-grandson, as the case
may be, who was born or
adopted prior to the
commencement of the Hindu
Succession (Amendment) Act,
2005.
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 62 :
(5) Nothing contained in this
section shall apply to a
partition, which has been
effected before the 20th day of
December, 2004.
Explanation.- For the
purposes of this section
"partition" means any partition
made by execution of a deed of
partition duly registered under
the Registration Act, 1908 (16
of 1908) or partition effected
by a decree of a court.'
Analyzing the above provisions of law prior to
amendment and subsequent to its amendment in the
year 2005, a coordinate Bench of this Court in
Pushpalatha N.V. Vs. Padma and Others reported in
ILR 2010 KAR 1484 was pleased to observe that, on a
proper interpretation of Section 6 after its amendment,
it follows that, when the status of a coparcener is
conferred on the daughter on and from the date of
commencement of Amendment Act. As the right is
given to her by birth, she must have been born after
17.06.1956, the day on which the Act came into force.
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 63 :
Thus, according to the said judgment the daughter
of a coparcener, who is born after the Act came into
force alone will be entitled to a right in the coparcenary
property and not a daughter, who was born prior to
17.06.1956.
44. However, in a subsequent case, the Hon'ble
Supreme Court in Prakash and Others Vs. Phulavati
and Others reported in 2015 AIR SCW 6160 : 2015(6)
Kar.L.J. 177 (SC), though observed that the
amendment under Hindu Succession (Amendment) Act,
2005 is prospective, but the rights under the
amendment are applicable to living daughters of living
coparceners as on 9th September 2005 irrespective of
when such daughters are born, before disposition or
alienation including partitions, which may have taken
place before 20th December 2004 as per law applicable
prior to the said date will remain unaffected.
Thus, the said interpretation of Hon'ble Apex
Court shows that, for the application of the amended
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 64 :
Section 6 of the said Act, both the coparcener and the
daughters must be living as on 9th September 2005.
45. However, the Hon'ble Supreme Court,
subsequently in the year 2016 in the case of Uttam Vs.
Saubhag Singh and Others reported in (2016) 4 SCC
68 in paragraph 18 of its judgment, was pleased to
summarize the law relating to devolution of interest in
coparcenary property governed by Mitakshara School
prior to the amendment Act, 2005 as below:
"The law, therefore, insofar as it applies to joint family
property governed by the Mitakshara School, prior to
the amendment of 2005, could therefore be
summarized as follows:-
(i) When a male Hindu dies after the commencement of
the Hindu Succession Act, 1956, having at the time of
his death an interest in Mitakshara coparcenary
property, his interest in the property will devolve by
survivorship upon the surviving members of the
coparcenary (vide Section 6).
(ii) To proposition (i), an exception is contained in
Section 30 Explanation of the Act, making it clear that
notwithstanding anything contained in the Act, the
interest of a male Hindu in Mitakshara coparcenary
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 65 :
property is property that can be disposed of by him by
will or other testamentary disposition.
(iii) A second exception engrafted on proposition (i) is
contained in the proviso to Section 6, which states that
if such a male Hindu had died leaving behind a female
relative specified in Class I of the Schedule or a male
relative specified in that Class who claims through
such female relative surviving him, then the interest of
the deceased in the coparcenary property would
devolve by testamentary or intestate succession, and
not by survivorship.
(iv) In order to determine the share of the Hindu male
coparcener who is governed by Section 6 proviso, a
partition is effected by operation of law immediately
before his death. In this partition, all the coparceners
and the male Hindu's widow get a share in the joint
family property.
(v) On the application of Section 8 of the Act, either by
reason of the death of a male Hindu leaving self-
acquired property or by the application of Section
6 proviso, such property would devolve only by
intestacy and not survivorship.
(vi) On a conjoint reading of Sections 4, 8 and 19 of the
Act, after joint family property has been distributed in
accordance with section 8 on principles of intestacy,
the joint family property ceases to be joint family
property in the hands of the various persons who have
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 66 :
succeeded to it as they hold the property as tenants in
common and not as joint tenants."
46. Facts similar to the case on hand was also
the fact in the case before the Hon'ble Apex Court in
Anar Devi and Ors. Vs. Parmeshwari Devi and Ors.
Reported in AIR 2006 SC 3332. In that case also, the
question involved was regarding devolution of interest in
the coparcenary property, which property was an
ancestral property. The deceased and his son were
constituting coparcenary. The deceased also had two
daughters, thus three children at the time of his death.
The case was decided by the Hon'ble Apex Court on
18.09.2006 i.e., a year after Hindu Succession
(Amendment) Act, 2005 came into force. The Hon'ble
Apex Court was pleased to hold in that case, that, the
deceased and his son were constituting coparcenary, as
such, notional partition has to be assumed between
them before death of deceased original owner. Half
interest of the deceased would devolve on his death
upon three children i.e., son and two daughters.
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 67 :
Daughters would have thus 1/6th share each and not
1/3rd share.
47. In the instant case, undisputedly as on
09.09.2005, propositus Goudappa was not alive. It is
not in dispute that he died on the date 22.07.1997.
Further, both his daughters Kamalawwa and
Sundarawwa were also born prior to 1956. As such,
notionally the coparcenary property will stand divided
between the propositus Goudappa and his adopted son
Dundappa/plaintiff in equal share. That share, which
has gone to the part of deceased Goudappa would be his
interest in the coparcenary property, which after his
death will devolve upon Class-I heirs under Section 8 of
the Hindu Succession Act, 1956. According to which,
his wife Yamanawwa and adopted son
Dundappa/plaintiff and two daughters Kamalawwa and
Sundarawwa (defendant No.1) would get 1/4th of half
share, which is the interest of Goudappa in the
coparcenary property. Admittedly, wife of Goudappa
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 68 :
i.e., Smt. Yamanawwa died on 01.11.2001. As such,
her 1/4th share would be further divided equally
between three children i.e., the plaintiff, Kamalawwa
and defendant No.1. Thus, 1/3rd of 1/4th share of
Yamanawwa in the half undivided share of deceased
Goudappa would be 1/6th. Thus, in total, plaintiff
Dundappa gets 1/2+1/8+1/24 = (12+3+1)/24 = 16/24
= 2/3, which is equivalent to 4/6. Defendant No.2
Doddappa, who is the successor to deceased
Kamalawwa and defendant No.1 Sundarawwa each
would get 1/8+1/24 = (3+1)/24 = 4/24 = 1/6. The total
of all the three shares would be 4/6+1/6+1/6 = 6/6 = 1
unit, which is suit schedule 'A' property.
48. The Court below, even after observing that
suit schedule 'A' property being coparcenary property
was amenable to partition, has still committed an error
in applying the correct principle of devolution of interest
in the said coparcenary property, among the parties
before it, which has resulted in passing an erroneous
RFA No.4174/2012
C/w.
RFA CROB.109/2013
: 69 :
judgment decreeing the counter claim of the defendant
No.1 before it and to hold that she was entitled to half
share in the suit schedule property. Thus, the
impugned judgment and decree deserves an interference
at the hands of this Court and deserves modification in
the form of alternation in the allocation of shares
between the parties to the suit and dismissal of counter
claim of defendant No.1 as well the cross-objection of
the said defendant before this Court.
49. Accordingly, we proceed to pass the following
order:
ORDER
RFA No.4174/2012 is allowed in part. The judgment and decree dated 21.11.2012 passed by the Principal Senior Civil Judge, Bagalkote, in O.S.No.57/2010 is modified and it is hereby ordered and decreed that the plaintiff in the original suit is entitled for 4/6th share in the suit schedule 'A' properties and defendants No.1 and 2 in that suit are RFA No.4174/2012 C/w.
RFA CROB.109/2013: 70 : entitled for 1/6th share each in suit schedule 'A' properties.
RFA Crob.No.109/2013 before this Court as well the counter claim of defendant No.1 in the Court below are dismissed.
The remaining part of the decree under appeal remains unaltered.
Draw modified preliminary decree accordingly.
Sd/-
JUDGE Sd/-
JUDGE MBS/gab