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 7, Cited by 26]

Supreme Court of India

Smt. Beni Bai vs Raghubir Prasad on 24 February, 1999

Equivalent citations: (1999) MATLR 331, AIR 1999 SUPREME COURT 1147, 1999 (3) SCC 234, 1999 AIR SCW 808, 1999 ALL. L. J. 839, 1999 (1) UJ (SC) 565, 1999 (2) ALL CJ 1122, 1999 ALL CJ 2 1122, (1999) 2 ALLMR 443 (SC), (1999) 1 MARRILJ 443, 1999 (2) ADSC 479, 1999 (2) ALL MR 443, 1999 (1) LRI 662, 1999 (4) SRJ 48, (1999) 2 JT 54 (SC), 1999 UJ(SC) 1 565, (1999) 157 CURTAXREP 585, (1999) 1 HINDULR 210, (1999) 2 SUPREME 361, (1999) 3 MAD LW 902, (1999) 2 ICC 300, (1999) 2 RECCIVR 210, (1999) 1 ORISSA LR 452, (1999) 36 ALL LR 481, (1999) 4 ANDHLD 8, (1999) 3 ANDH LT 22, (1999) 1 CURLJ(CCR) 394, (1999) 3 CIVLJ 33, (1999) 2 ALL WC 1384, (1999) 3 RAJ LW 462, (1999) 1 SCALE 665, (1999) 236 ITR 898, (1999) REVDEC 317, (1999) 151 TAXATION 682, 1999 (1) MARR LJ 443, (1999) 2 CALLT 66

Author: V.N.Khare

Bench: V.N.Khare, Syed Shah Mohammed Quadri

           PETITIONER:
SMT. BENI BAI

	Vs.

RESPONDENT:
RAGHUBIR PRASAD

DATE OF JUDGMENT:	24/02/1999

BENCH:
V.N.Khare, Syed Shah Mohammed Quadri




JUDGMENT:

V.N.KHARE, J.

One Nanho Dubey, father of the appellant herein, was the owner in possession of House No. 27 situate in Mohalla purani Kotwali, in the town of Jhansi. During his life time Nanho Dubey executed a Will on 16.12.1935 in respect of his properties, including House No. 27, which was duly registered. It was the last Will of Nannhu Dubey whereunder Raghubir Prasad - the respondent herein, was to be the owner of the House No. 27 only after the death of testators wife Smt. Bhagwati Bai. Smt. Bhagwati Bai, widow of Nanho Dubey was given only life interest in the said house in lieu of her maintenance. Nanho Dubey died in May, 1943. After the death of the testetor, his widow Smt. Bhawwati Bai entered into the possession of the house for her life time. On 28.3.62, Smt. Bhagwati Bai executed a Gift Deed in respect of House No. 27 in favour of her daughter who is the appellant before us. It is at this stage, the plaintiff-respondent filed a suit for declaration that the Gift Deed dated 28.3.62 executed by Smt. Bhagwati Bai in favour of her daughter is illegal and void. The trial court dismissed the suit on the ground that Smt. Bhagwati Bai having possessed the house in lieu of her pre-existing right she became the absolute owner under sub- section(1) of Section 14 of the Hindu Succession Act (hereinafter referred to as the Act) and the Gift Deed executed by her was valid. The First Appellate Court allowed the appeal and decreed the suit on the premise that the present case is to govern by sub-section(2) of Section 14 of the Act as the source of right was conferred for the first time on Smt. Bhagwati Bai by virtue of the Will. The judgment of the First Appellate Court was affirmed by the High Court in the second appeal.

Learned counsel appearing for the appellant urged that once Smt. Bhagwati Bai- widow of Nanho Dubey had been given the right of possession in lieu of her maintenance, it was in recognition of her pre- existing right. The said limited right was transformed into an absolute right by virtue of sub-section(1) of Section 14 of the Act and as such she was legally competent to gift the property in favour of her daughter. On the other hand, the contention on behalf of respondent is that since the widow of Nanhu Dubey got the right by virtue of a Will for the first time, her rights would be governed by sub-section(2) of Section 14 of the Act and in that case, she was not legally competent to execute the Gift Deed in favour of the appellant.

According to old Shastric Hindu law, marriage between two Hindus is not a contract but a sacrament. The marriage is regarded as a holy union of wife and husband and by such union the wife becomes part and parcel of the husband. Under the Shastric Hindu law, after marriage it is a pious obligation on the part of the Hindu husband to maintain his wife during his life time and after his death the widow is to be maintained out of the property of the husband if the husband has left any property. This was on account of spiritual relationship between a Hindu husband and wife. This principle was statutorily recognized by the enactments known as Hindu Womens Rights to Property Act, 1937 and Hindu Married Womens Rights to Separate Residence and Maintenance Act, 1946. Under these two Acts, the right to maintenance of a Hindu widow was preserved as a pre-existing right. After independence it was felt necessary to assure the equality of right in property to a Hindu female and to remove the artificial disparity in right to property where a male was entitled to obtain full ownership in the property and a Hindu female would only be contained by limited ownership because of the restrictions imposed on her by the Hindu law. With this object in mind, Parliament enacted The Hindu Succession Act, 1956. After the Act came into force, the question arose whether the right of maintenance given to a widow would crystalised into a full-fledged right by virtue of Section 14 (1) of the Act. After a number of decisions by this Court, the said question is no longer res integra.

This Court in V.Tulasamma vs. Sesha Reddi (1997) 3 SCC 99 at 125 has held as under :-

38. Thus the following propositions emerge from a detailed discussion of this case :
(1) that the widows claim to maintenance is undoubtedly a tangible right though not an absolute right to property so as to become a fresh source of title. The claim for maintenance can, however, be made a charge on the joint family properties, and even if the properties are sold with the notice of the said charge, the sold properties will be burdened with the claim for maintenance;
(2) that by virtue of the Hindu Womens Rights to Property Act, 1937, the claim of the widow to maintenance has been crystallized into a full-fledged right and any property allotted to her in lieu of maintenance becomes property to which she has a limited interest which by virtue of the provisions of Act of 1956 is enlarged into an absolute title ;
(3) Section 14(2) applies only to cases where grant is not in lieu of maintenance or in recognition of pre-existing rights but confers a fresh right or title for the first time and while conferring the said title certain restrictions are placed by the grant or transfer. Where, however, the grant is merely in recognition or in implementation of a pre-existing right to claim maintenance, the case falls beyond the purview of Section 14(2) and comes squarely within the explanation to Section 14(1).

The aforesaid case was followed in Ram Kali vs. Choudhri Ajit Shankar (1997) 9 SCC 613. This Court held in Ram Kalis case as under :-

16. The only argument raised before us by the learned counsel for the respondents was that on the facts of this case Section 14(2) of the Hindu Succession Act applies and not Section 14(1). According to the learned counsel for the respondents the Hindu women have no pre-existing right for maintenance and assuming she had so, that must be pursuant to Hindu Womens Right to Property Act, 1937 and not earlier. This argument is not available in view of the clear pronouncement to the contrary in Tulasamma case.

This Court in Raghubar Singh vs. Gulab Singh (1998) 6 SCC 314, held as under :-

26. It is by force of Section 14(1) of the Act, that the widows limited interest gets automatically enlarged into an absolute right notwithstanding any restriction placed under the document or the instrument. So far as sub-section (2) of Section 14 is concerned, it applied to instruments, decrees, awards, gifts, etc., which create an independent or a new title in favour of the female for the first time. It has no application to cases where the instrument/document either declares or recognizes or confirms her share in the property or her pre-existing right to maintenance out of that property. As held in Tulasamma case sub-section (2) of Section 14 is in the nature of a proviso and has a field of its own, without interfering with the operation of Section 14(1) of the Act.

From the aforesaid pronouncement of law by this Court, it is clear that sub-section (1) of Section 14 applies to the cases where the conferment of right to a Hindu widow was in lieu of maintenance or in recognition of her pre-existing right as provided under the Shastric law and Hindu Womens Rights to Property Act. Sub-sections(2) of Section 14 of the Act would apply only to such cases where grant conferred a fresh right or title for the first time and while conferring the said right certain restrictions were placed by the grant or transfer.

In the present case, the widow was conferred the limited right in lieu of maintenance in recognition of her pre-existing right. The limited interest conferred upon her by virtue of the Will being in lieu of maintenance and in recognition of her pre-existing right, the said right transformed into an absolute right by virtue of Section 14 (1) of the Act. The said right was not conferred on her for the first time. Thus sub-section (2) of Section 14 of the Act has no application to the present case. Under such circumstances, the widow became the absolute owner of House No. 27 and was fully competent to execute the Gift Deed in favour of her daughter. The Gift Deed executed by the widow was thus valid.

For the foregoing reasons, the view taken the First Appellate as well as the Second Appellate Court deserve to be set aside. We accordingly set aside the judgment of the First Appellate Court as well as the Second Appellate Court and the suit filed by the plaintiff- respondent shall stand dismissed. The appeal is allowed. There shall be no order as to costs.