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 11, Cited by 2]

Supreme Court of India

Cherumanalil Lakshmi And Ors vs Mulivil Kunninamkandy Narayani And Ors on 12 September, 1966

Equivalent citations: 1967 AIR 876, 1967 SCR (1) 314

Author: R.S. Bachawat

Bench: R.S. Bachawat, K.N. Wanchoo, J.C. Shah

           PETITIONER:
CHERUMANALIL LAKSHMI AND ORS.

	Vs.

RESPONDENT:
MULIVIL KUNNINAMKANDY NARAYANI AND ORS.

DATE OF JUDGMENT:
12/09/1966

BENCH:
BACHAWAT, R.S.
BENCH:
BACHAWAT, R.S.
WANCHOO, K.N.
SHAH, J.C.

CITATION:
 1967 AIR  876		  1967 SCR  (1) 314
 CITATOR INFO :
 R	    1971 SC1575	 (11)


ACT:
Kerala	Land Reforms Act (1 of 1964), s. 2(23)-Malabar	Land
Tenures-Difference between usufructuary mortgage and  kanam-
kuzhikanam.



HEADNOTE:
The  suits,  lands, together with  the	fruit-bearing  trees
standing  thereon,  were demised for a period  of  24  years
under  two  documents which specified the  kanartham  (kanam
amount).   The	documents did not contain any  recital	that
they created security for repayment of a debt nor  purported
to   be	  transactions	for  securing  debts   such   as   a
mortgages,  panama or kyyasampanayam.  The transferees	were
entitled  to enjoy the lands with the standing trees,  plant
other fruit-bearing trees thereon, appropriate the income of
the  lands in lieu of interest on the kanam amounts, and  to
hold  the  lands  even after the expiry of  24	years  until
payment of the kanam amounts and the value of trees planted.
The  documents	were  styled kanan deeds  and  one  of	them
explicitly stated that the demises were in  kanam-kuzhikanam
right.	 Subsequent  documents	also all  recited  that	 the
transactions were kanam-kuzhikanam transactions.
HELD:	  The  transactions were kanam-kuzhikanam  and	were
not usufructuary mortgages. [316 B-C]
A  kanan-kuzhikanam  and a usufructuary mortgage  have	many
common	 features.   Both  of  them  involve   transfer	  of
possession  on payment of money by the transferee,  set	 off
profits against interest, and retention of possession  until
repayment  of the money. The essential	distinction  between
them  is  that	the kanam-kuzhikanam is	 a  lease,  and	 is,
therefore  -a  transfer of a right to  enjoy  the  property,
whereas,  a  mortgage is a transfer of an  interest  in	 the
property for securing the repayment of a debt. [316 B-C]



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 567 of 1964. Appeal by special leave from the judgment and decree dated June 22, 1961 of the Kerala High Court in A. S. No. 243 of 1955(M).

H. R. Gokhale and A. G. Puddissery, for the appellants. P. Ram Reddy, K. P. Madhava Menon and A. V. V. Nair, for respondents Nos. 2 to 13.

The Judgment of the Court was delivered by Bachawat, J. The question in this appeal is whether Ex. A-1 dated March 26, 1900 and Ex. B-1 dated March 27, 1900 were kanam-kuzhikanam transactions, or whether they created usu- fructuary mortgages. The appellants sued for redemption and recovery of the suit lands alleging that Exs. A-1 and B-1 created usufructuary mortgages. The respondents claimed that they were kanam-kuzhikanamdars and entitled to fixing of tenure under s. 21 read with s. 3 (15) of the Malabar Tenancy Act, 1929 (Madras Act 14 of 1930). The trial Court upheld the respondents' conten-_ 315 tion and dismissed the suit. On appeal, the Kerala High Court affirmed this decree. The appellants now appeal to this Court by special leave. During the pendency of this appeal, the Kerala Land Reforms Act, 1963 (Act 1 of 1964) came into force. It is common case before us that the appeal must be disposed of in accordance with the provisions of Act 1 of 1964. In this appeal, the respondents claim that they are the holders of kanam-kuzhikanam within the meaning of s. 2(23) of this Act.

Section 13 of Act 1 of 1964 gives to every tenant fixity of tenure in respect of his holding and forbids resumption of the holding except as provided in ss. 14 to 22. Section 2 is the definition section. By s. 2(57), a tenant means any person who has paid or has agreed to pay rent or other consideration for his being allowed by another to possess and enjoy the land of the latter and includes inter alia a kanam-kuzhikanamdar. Section 2(23) reads "kanam-kuzhikanam" means and includes a transfer by a landlord to another person of garden lands or of other lands or of both, with the fruit-bearing trees, if any standing thereon at the time of the transfer, for the enjoyment of those trees and for the purpose of planting such fruit-bearing trees thereon, the incidents of which transfer include-

(a) a right in the transferee to hold the said lands liable for the consideration paid by him or due to him; which consideration is called 'kanartham'; and

(b) the liability of the transferor to pay to the transferee interest on the kanartham unless otherwise agreed to by the parties; Provided that a usufructuary mortgage as de- fined in the Transfer of Property Act, 1882 (Central Act 4 of 1882), shall not be deemed to be a kanamkuzhikanam;"

Exhibits A-1 and B-1 demised the suit lands together with the fruit-bearing coconut, arecanut and jack trees standing thereon for a period of 24 years. The transfer was for the enjoyment of the lands with the standing trees and for the purpose of planting fruit-bearing trees thereon. The kanam amount or the kanartham under Ex. A-1 was. Rs. 5,000/- and under Ex. B-1 was Rs. 600/-. The transferees were entitled to appropriate the income of the lands in lieu of interest on the kanam amounts and to hold the lands even. after the expiry of 24 years until payment of the kanam amounts and the value of the trees planted by them. Thus, all the conditions of kanam-kuzhikanam mentioned in the main part of s. 2(23) were satisfied. Nevertheless, in view of the proviso M15Sup.CI/66-7 316 to s. 2(23), the transactions would not be kanam-kuzhikanam if it is shown that they were by way of usufructuary mortgages as defined in s. 58(d) of the Transfer of Property Act, 1882. A kanamkuzhikanam and a usufructuary mortgage have many common features. Both the transactions involve or may involve transfer of possession on payment of money by the transferee, set-off of profits against interest and retention of possession until repayment of the money. In spite of their close resemblance, the essential distinction between the two types of transactions must not be overlooked. A kanam-kuzhikanam is a lease, and is, there- fore, a transfer of a right to enjoy the property. A mortgage is a transfer of an interest in the property for securing the repayment of a debt. The purpose of one is to enable enjoyment of the property by the transferee, that of the other is to secure the debt. On the question whether a transaction is a kanam-kuzhikanam or a usufructuary mortgage, the name given to it by the parties is a relevant, though not always a decisive, consideration. If the parties described the transaction to be a kanam-kuzhikanam it is a valuable indication that they intended it to be such and not a usufructuary mortgage. If the document purports to be a mortgage, s. 12 of the Act allows the parties to prove that it is, in substance, a kanam-kuzhikanam or other lease. But if the document purports to be or is, on its true construction, a kanamkuzhikanam or other lease, s. 12 has no application and full effect must be given to the document according to its tenor.
Both Exs. A-1 and B-1 were styled kanam deeds. Exhibit A-1 stated that the demise was in Kettiyadakkam kanam right. "Kottiadaki" means "took possession". The expression "kettiyadakkam kanam" may mean a usufructuary mortgage, but this, is not its necessary or invariable meaning. Exhibit B-1 explained Ex. A-1. Exhibit B-1 explicitly stated that the demises under Ex. A-1 and B-1 were in kanam-kuzhikanam right. Exhibits A-1 and B-1 read together show that both the transactions were kanam-kuzhikanam. The subsequent documents, Exs. B-2, B-5, B-8, B-9, and B-10 executed between 1921 and 1944 all recited that Exs A-1 and B-1 were kanam-kuzhikanam transactions. Exhibits A-1 and B-1 did not contain any recital showing that they created security for repayment of a debt. Significantly, the parties did not describe the transactions to be a mortgage, otti, panayam or a kyvasam panayam. Instead, they described the transactions as kanam-kuzhikanam and the amounts paid to the transferees as kanartham. Exhibits A-1 and B-1 did not purport to be and were not transactions for securing debts. We agree with the Courts below that the transactions were kanamkuzhikanam and were not usufructuary mortgages.
In the result, the appeal is dismissed with costs. Y.P.S. Appeal dismissed.
317