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 17, Cited by 0]

Karnataka High Court

T Y Udayakumar vs Nagaraju on 15 April, 2024

Author: M.G.S. Kamal

Bench: M.G.S. Kamal

                                                  -1-
                                                         NC: 2024:KHC:14946
                                                        RSA No. 931 of 2021




                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                            DATED THIS THE 15TH DAY OF APRIL, 2024

                                             BEFORE

                             THE HON'BLE MR JUSTICE M.G.S. KAMAL

                        REGULAR SECOND APPEAL NO. 931 OF 2021 (PAR)

                   BETWEEN:

                         T Y UDAYAKUMAR
                         S/O N. YEDIYURAPPA
                         AGED ABOUT 51 YEARS
                         R/AT KUVEMPUNAGAR
                         TUMKUR CITY - 572 101.
                                                               ...APPELLANT
                   (BY SRI. SAMPATH A.,ADVOCATE)

                   AND:

                   1.    NAGARAJU
                         S/O G P NATARAJ
                         AGED ABOUT 40 YEARS
Digitally signed         R/AT GANDHINAGAR
by SUMA B N              EXTENSION,
Location: High           TUMKUR CITY - 572 101.
Court of
Karnataka
                   2.    S.T. RAJANNA
                         S/O T H THIMMAIAH
                         AGED ABOUT 40 YEARS
                         R/AT OPP TO POST OFFICE
                         BHEEMASANDRA,
                         TUMKUR CITY - 572 101.

                   3.    LAKSHMINARASIMHA MURTHY
                         S/O CHELUVAIAH SHETTY
                         AGED ABOUT 47 YEARS
                         R/AT VIDHYANAGAR EXTENSION
                              -2-
                                         NC: 2024:KHC:14946
                                       RSA No. 931 of 2021




    TUMKUR CITY - 572 101.
                                            ...RESPONDENTS

(BY SRI. G.S. PRASANNA KUMAR, ADVOCATE FOR C/R1;
   NOTICE TO R2 & R3 D/W V/O DATED:25.05.2022)

     THIS RSA IS FILED UNDER SECTION 100 OF CPC
AGAINST THE JUDGMENT AND DECREE DATED 25.08.2021
PASSED IN R.A.No.251/2019 ON THE FILE OF THE VI
ADDITIONAL DISTRICT AND SESSIONS JUDGE, TUMAKURU,
DISMISSING THE APPEAL AND CONFIRMING THE ORDER
DATED 16.10.2019 PASSED ON IA No.IV IN O.S.No.477/2017
ON THE FILE OF THE ADDITIONAL SENIOR CIVIL JUDGE AND
CJM, TUMAKURU, ALLOWING THE IA No.IV FILED UNDER
ORDER VII RULE 11(a), (c) AND (d) R/W SEC.151 OF CPC FOR
REJECTION OF PLAINT.

     THIS APPEAL, COMING ON FOR FINAL HEARING, THIS
DAY, THE COURT DELIVERED THE FOLLOWING:



                       JUDGMENT

This appeal is by the plaintiff No.1 aggrieved by the judgment and decree dated 16.10.2019 passed in O.S.No.477/2017 on the file of Additional Senior Civil Judge and CJM, Tumakuru, (hereinafter referred to as 'Trial Court' for short) which is confirmed by the judgment and order dated 25.08.2021 passed in R.A.No.251/2019 on the file of VI Additional District and Sessions Judge, Tumakuru (hereinafter referred to as 'First Appellate Court' for short).

-3-

NC: 2024:KHC:14946 RSA No. 931 of 2021

2. The above suit is filed by the plaintiffs seeking declaration that plaintiff No.1 is entitled for 33.3% and plaintiff No.2 is entitled for 16.7% of share in the schedule property and consequently to direct the defendants to effect partition and separate possession of their respective share in the schedule property.

3. Schedule property consisting of following two items;

1. The property bearing Sy. No. 11/2F1A2, Re- Sy.No.11/3, measuring 1 acre 02 guntas of converted land, situated at Belagumba Grama, Kasaba Hobli, Tumakuru Taluk and bounded as follows:-

East by : Joint Hissa-4, West by : Joint Hissa-2F1A2, North by : Joint Hissa-2F1A3, South by : The Property in between the joint Sy.No.8, 9.

2. The property bearing Sy.No.11/2F1A2, Re- Sy.No.11/4, measuring 1 acre 02 guntas of converted land, situated at Belagumba Grama, Kasaba Hobli, Tumakuru Taluk and bounded as follows:-

East by : Joint Hissa-2F1A3, West by : Joint Hissa-3, North by Joint Hissa-2F1A3, South by : The Property in between the joint Sy.No.9.
-4-
NC: 2024:KHC:14946 RSA No. 931 of 2021
4. The case of the plaintiffs is that plaintiffs and defendants are close acquaintance for several years and having financial transactions with each other and as such had made investments in developing immovable properties by forming residential layouts. That in furtherance to their business objects, they decided to purchase certain lands.

Accordingly, they had jointly invested in suit schedule immovable properties bearing Sy.No.11/2-F1A2, Re- survey No.11/3, Re-survey No.11/4 totally measuring 2 Acres 4 guntas at Belagumba Grama, Tumkuru Taluk. However, sale deed dated 02.05.2016 in respect of suit schedule property was executed by vendors in the name of defendant No.1, as defendant No.1 was the only person who was eligible to hold suit schedule property. It is the further contention of the plaintiffs that said sale deed was executed in the name of the defendant No.1 on trust believing the cordial relationship which existed amongst them. It is further contended subsequently plaintiffs and defendants had entered into an agreement on 03.05.2016 styled as 'sale agreement'. It is further pleaded that in -5- NC: 2024:KHC:14946 RSA No. 931 of 2021 terms of said agreement dated 03.05.2016 it was agreed between plaintiffs and defendant No.1 that plaintiff No.1 would be entitled for 33.3% and plaintiff No.2 and defendant No.2 together entitled for 33.4% and defendant No.1 would be entitled for 33.3% of the investment returns in the aforesaid property. Since defendants did not keep up their promise and assurance in complying with the terms of said sale agreement dated 03.05.2016 plaintiffs filed the above suit.

5. Written statement was filed by the defendants denying the plaint averments defendant No.1 filed an application under Order 7 Rule 11 (a) (c) and (d) r/w Section 151 of CPC seeking rejection of the plaint as the same is barred by law and not maintainable for want of cause of action.

6. Trial Court framed issues, however took up the matter for consideration of application in I.A.No.IV filed by the defendant No.1.

-6-

NC: 2024:KHC:14946 RSA No. 931 of 2021

7. In the said application it is contended that the plaintiff was required to establish existence of enforceable right in order to seek declaration and consequential relief of partition in the suit. That the suit property is the self acquired property of defendant No.1 and the plaintiffs are not related to him. That the agreement dated 03.05.2016 based on which relief is sought is not signed by defendant No.1 and signature found thereon is forged. That the said agreement does not create any right in favour of the plaintiff to seek the relief as sought for. That the right in respect of immovable property can be acquired only under a registered document. That relief sought is based on an unregistered document/insufficiently stamped is not maintainable. As such there is no cause of action. The other ground urged in the application is the suit was barred under the provisions of The Prohibition of Benami Property Transactions Act, 1988 (for short `Act, 1988'). -7-

NC: 2024:KHC:14946 RSA No. 931 of 2021

8. The trial Court accepting the contention raised in the application in I.A.No.IV as noted above rejected the plaint by holding that there was no cause of action and that the same is barred by law namely provisions of the Act, 1988.

9. Aggrieved by the same plaintiffs preferred R.A.No.251/2019 before the first Appellate Court. By the impugned order dated 25.08.2021 First Appellate Court confirmed the reasoning and conclusion arrived at by the trial Court and consequently dismissed the appeal. Aggrieved by the same appellant/plaintiff No.1 is before this Court.

10. This Court by order dated 04.04.2022 admitted the above appeal to consider the following substantial questions of law:

"i) Whether the trial Court having framed Additional Issue No.2 and having heard the rival parties on Additional Issue No.2, erred in rejecting the plaint by applying provisions of Order VII Rule 11 of CPC (a, c & d).
-8-

NC: 2024:KHC:14946 RSA No. 931 of 2021

ii) Whether the Court below while examining the scope of rejection of plaint under Order VI Rule 11 of CPC, was justified in recording a finding that, the plaintiff has not offered satisfactory explanation in regard to execution of the alleged agreement dated 03.05.2016, on which the plaintiff is placing reliance and the said finding prima facie violates the first principle that while considering rejection of plaint, it is trite that only pleadings in the plaint are germane and the Court cannot take cognizance of any materials or pleadings placed by defendant".

11. Learned counsel for the appellant reiterating the grounds urged in the memorandum of appeal submitted that the trial Court and first Appellate Court have misconstrued and misread the contents of the plaint. In that he submits that the very premise on which the suit is filed is that the plaintiffs and defendants have jointly invested into the suit property and that they were entitled for specific shares in the suit property which understanding was reduced into writing in terms of document styled as "agreement of sale". Thus, he submits that transaction in question is in the nature of partnership amongst the parties to which they are entitled for specific share. It is his further case that nowhere in the plaint is there a mention of transaction being a Benami transaction. He -9- NC: 2024:KHC:14946 RSA No. 931 of 2021 further submits that a specific averment is made in paragraph 5 of the plaint to the effect that the suit schedule property was purchased in the name of the defendant No.1 only on "trust" and that defendant No.1 was the only eligible person to hold the property. Thus he submits that provisions of Act, 1988 would not apply to the instant case which the trial Court and First Appellate Court have lost sight of. He further submits even if it is a transaction falling under the Act, 1988 same requires to be adjudicated after conducting trial and parties leading evidence in that regard.

12. Referring to the reasoning arrived at by the trial Court with regard to validity and otherwise of the agreement dated 03.05.2016, learned counsel submits that in an application for consideration of rejection of plaint under Order VII Rule 11 CPC the trial Court and First Appellate Court could have gone into merits or otherwise of the said document. Insufficiency of stamp and

- 10 -

NC: 2024:KHC:14946 RSA No. 931 of 2021 requirement of registration are not the grounds for rejection of the plaint.

13. Thus he submits trial Court and First Appellate Court have committed serious illegality and irregularity in rejecting the plaint even while adverting to the merits of the case of the plaintiff. Hence, seeks for allowing of the appeal and answering substantial question of law in favour of the plaintiff. Learned counsel for the appellant relied upon the following Judgments:

1. NEERU DHIR Vs. KAMAL KISHORE DHIR reported in AIRONLINE 2020 DEL 667
2. PAWAN KUMAR Vs. BABULAL SINCE DECEASED THROUGH LRS reported in AIR 2019 SC (SUPP) 116
3. N. RUDRAPPA Vs. R. SIDDAMMA IN RSA No.5247/2009, DD DATE: 20.08.2016.
4. SMT. LAKSHMI Vs. SRI. M. VENKATARAMANAIAH AND ANR IN RSA NO.1273/2009, DD DATE:
21.01.2013.
5. GURUSWAMI GANGA NAIKAR Vs. MS. VAISHALI MOHAN KSHIRSAGAR AND OTHERS reported in 2019(3) ABR 577.

14. Per contra, learned counsel for respondents- defendants justifying the impugned Judgment and decree

- 11 -

NC: 2024:KHC:14946 RSA No. 931 of 2021 passed by the trial Court and First Appellate Court submits that admittedly plaintiffs and defendants had entered into agreement of sale dated 03.05.2016. That as per Section 54 of the Transfer of Property Act, an agreement of sale does not create any right, title and interest in favour of the purchaser and as such the very relief sought for is one for declaration and in the absence of pre-existing right in terms of agreement of sale, suit itself is not maintainable as there is no cause of action for the same, which is rightly taken note of and appreciated by trial Court and First Appellate Court warranting no interference at the hands of this Court.

15. As regards bar contained under the Act, 1988 is concerned learned counsel submits that friendship which admittedly existed between plaintiffs and defendants cannot be treated as "trust" to save transaction from the bar contained under Section 4 of the Act, 1988. He further brings to the notice of this Court the reasons assigned by the trial Court with regard to cause of action in that he

- 12 -

NC: 2024:KHC:14946 RSA No. 931 of 2021 points out that the trial Court while adverting to document dated 03.05.2016 has come to the conclusion that the plaintiffs are not entitled to claim any right, title and interest over the suit property based on the said document. Thus, he submits trial Court and First Appellate Court have rightly appreciated the plaint and documents enclosed to the plaint and rejected the plaint for want of cause of action and having barred under the provisions of the Act, 1988 and no interference is required. Learned counsel for respondents relied upon the following Judgments:

1. SHRI. CHARANJEET SINGH & ANR Vs. SHRI HARVINDER SINGH & ANR., in CS(OS)486/2018 DECIDED ON 06.07.2023.
2. DAHIBEN Vs. ARVINDBHAI KALYANJI BHANUSALI (GAJRA) reported in (2020) 7 SCC 366.
3. T. ARVINDANDANDAM Vs. T.V. SATYAPAL AND OTHERS reported in (1977) 4 SCC 467.
4. RAGHAVENDRA SHARAN SINGH Vs. RAM PRASANNA SINGH reported in (2020) 16 SCC 601.
5. KULDEEP SINGH PATHANIA Vs. BIKRAM SINGH JARYAL reported in (2017) 5 SCC 345.

16. Heard and perused the records.

- 13 -

NC: 2024:KHC:14946 RSA No. 931 of 2021

17. The admitted facts of the matter are that suit property has been purchased under the deed of sale dated 02.05.2016 in the name of defendant No.1. The claim of the plaintiffs is that, they and the defendants had jointly invested for the purpose of purchase of the suit property and that the transaction is one of a partnership. That the deed of sale was executed in the name of defendant No.1 for and on behalf of the plaintiffs on trust considering their relationship, as the defendant No.1 at the relevant point of time was the only eligible person to have the deed of sale executed and hold the property. It is further case of the plaintiffs that by agreement dated 03.05.2016 though styled as agreement of sale the parties had specifically agreed that the plaintiff No.1 and defendant No.1 would be entitled for 33.3% each and plaintiff No.2 and defendant No.2 together would be entitled to 33.4% in the proceeds of the property or for the share in the property as the case may be. It is based on these two elementary pleadings the suit is filed seeking declaration as above.

- 14 -

NC: 2024:KHC:14946 RSA No. 931 of 2021

18. It is settled position of law that for the purpose of considering an application seeking rejection of plaint, it is only bare reading of averments of the plaint alone to be seen and nothing else. Not even a whisper in the written statement. As already noted above plaintiffs at paragraph 5 of the plaint have averred as under:

"The plaintiffs submit that, while purchasing the schedule property, among the plaintiffs and the defendants, the defendant No.1 was only the person, eligible to hold the land. The plaintiffs and the defendants by believing the cordial relationship among them and on trust, have obliged to register the Sale Deed in the name of the 1st defendant, even though they have invested the amount to purchase the schedule property. However, the mutual understanding of the plaintiffs and the defendants, which was arrived before purchasing of the property, was reduced into writing on 03.05.2016 styled as sale Agreement with an intention to avoid confusion and also the complications in future".

19. Further at paragraphs 6 and 7 of the plaint, plaintiffs have pleaded as under:

"6. The plaintiffs submit that, as per the mutual understanding of both the plaintiffs and the defendants, the Agreement dated 03.05.2016 was came into existence. As per the said Agreement the investment made by the plaintiffs and the defendants as detailed hereunder:
- 15 -
NC: 2024:KHC:14946 RSA No. 931 of 2021 1st plaintiff - 33.3% 2nd plaintiff and the 2nd defendant - 33.4% 1st defendant - 33.3%
7. The plaintiffs submit that, by virtue of the Agreement dated 3.5.2016, which came into existence in consequent to the Sale Deed dated 2.5.2016, which is based on the mutual understanding of both the plaintiffs and the defendants, joint interest, title and right has been created over the schedule property. The Agreement dated 3.5.2016 executed among the plaintiffs and the defendants are in force and the same is binding on all the parties."

20. The averments in the plaint as noted above would indicate that the plaintiffs have claimed that the suit property was purchased in the name of defendant No.1 upon trust by jointly making investment each being entitled for specified share and their understanding was reduced into writing in terms of agreement dated 03.05.2016.

21. As rightly contended by the learned counsel for the appellant, it is the defendants who have raised the ground of maintainability of the suit in view of prohibition contained under Section 4 of the Act, 1988.

- 16 -

NC: 2024:KHC:14946 RSA No. 931 of 2021

22. Relevant at this juncture to refer to the definition of "Benami Transaction" as found in Section 2(9)(A), (b)

(ii) which reads as under:

"2.(9) "benami transaction" means,--
(A) a transaction or an arrangement--
(a) where a property is transferred to, or is held by, a person, and the consideration for such property has been provided, or paid by, another person; and
(b) the property is held for the immediate or future benefit, direct or indirect, of the person who has provided the consideration, except when the property is held by--
(i) xxxx
(ii) a person standing in a fiduciary capacity for the benefit of another person towards whom he stands in such capacity and includes a trustee, executor, partner, director of a company, a depository or a participant as an agent of a depository under the Depositories Act, 1996 (22 of 1996) and any other person as may be notified by the Central Government for this purpose;

23. Thus, even if the plea contained in the plaint as noted above falls within the definition of Benami transaction, whether the same is barred or falls within the exception of the provisions contained in the Act requires to be tried and adjudicated while leading evidence and the

- 17 -

NC: 2024:KHC:14946 RSA No. 931 of 2021 same in the considered view of this Court cannot be a ground for rejection of plaint.

24. Apex Court in the case of Mangathai Ammal (died) through Legal representatives and ors Vs Rajeshwari and ors reported in (2020)17 SCC 496 at paragraph 8 has held as under:

"8. While considering the issue involved in the present appeal viz. whether the transactions/Sale Deeds in favour of defendant no.1 can be said to be benami transactions or not, the law on the benami transactions is required to be considered and few decisions of this Court on the aforesaid are required to be referred to.
8.1 In the case of Jaydayal Poddar Vs Bibi Hazra, [(1974) 1 SCC 3] it is specifically observed and held by this Court that the burden of proving that a particular sale is benami and the apparent purchaser is not the real owner, always rests on the person asserting it to be sold. It is further observed that this burden has to be strictly discharged by adducing legal evidence of a definite character which would either directly prove the fact of the benami transaction or establish circumstances unerringly and reasonably raising an interference of that fact. In paragraph 6 of the aforesaid decision, this Court has observed and held as under :
"6. "It is well settled that the burden of proving that a particular sale is benami and the apparent purchaser is not the real owner, always rests on the person asserting it to be so. This burden has to be strictly discharged by adducing legal evidence of a definite character which would either directly prove the fact of benami or establish circumstances unerringly and reasonably raising an inference of that fact. The essence of a benami is the intention of the party or parties
- 18 -
NC: 2024:KHC:14946 RSA No. 931 of 2021 concerned; and not unoften, such intention is shrouded in a thick veil which cannot be easily pierced through. But such difficulties do not relieve the person asserting the transaction to be benami of any part of the serious onus that rests on him; nor justify the acceptance of mere conjectures or surmises, as a substitute for proof. The reason is that a deed is a solemn document prepared and executed after considerable deliberation, and the person expressly shown as the purchaser or transferee in the deed, starts with the initial presumption in his favour that the apparent state of affairs is the real state of affairs. Though the question whether a particular sale is benami or not, is largely one of fact, and for determining this question, no absolute formulae or acid tests, uniformly applicable in all situations, can be laid down; yet in weighing the probabilities and for gathering the relevant indicia, the courts are usually guided by these circumstances:(1) the source from which the purchase money came; (2) the nature and possession of the property, after the purchase; (3) motive, if any, for giving the transaction a benami colour; (4) the position of the parties and the relationship if any, between the claimant and the alleged benamidar; (5) the custody of the title deeds after the sale and (6) the conduct of the parties concerned in dealing with the property after the sale."

25. Thus, even if it is to be considered as a Benami transaction same requires full-fledged trial and adjudication thereon. In the instant case as noted above plaintiff claims that the property was purchased in the name of defendant No.1 as a Trustee which was subject to

- 19 -

NC: 2024:KHC:14946 RSA No. 931 of 2021 proof, falls within the exception of the definition of Benami transaction.

26. Further as regards the cause of action is concerned the trial Court at paragraphs 25 and 26 of the Judgment appears to have adverted to the merits of the case. Apart from dealing with admissibility of the document the trial Court has gone into merits of the contention of the plaintiffs and the defendants with regard to reasons assigned by the plaintiffs for purchase of the property in the name of defendant No.1 and has found the same unacceptable and unsatisfactory. The trial Court has further observed that the plaintiffs have not explained proper execution of document/agreement 'PÀæAiÀÄzÀ M¥ÀàAzÀ PÀgÁgÀÄ ¥ÀvÀæ' dated 03.05.2016 and that the plaintiffs are not entitled to claim any right, title and interest over the schedule property based on the said document.

27. This under the circumstances of the matter cannot be considered to be a case justifying the rejection of plaint under Order VII Rule 11 CPC. The trial Court in

- 20 -

NC: 2024:KHC:14946 RSA No. 931 of 2021 the considered view of this Court has adjudicated the rights of the parties by holding that they are not entitled for the relief without even subjecting parties to trial or subjecting documents for scrutiny in evidence. Such procedure is not contemplated under Order VII Rule 11 CPC. Though several decisions are relied upon by the learned counsel for appellant and respondents there cannot be any dispute with regard to principles enunciated therein.

28. In that view of the matter, substantial questions of law are answered accordingly. Trial Court and First Appellate Court have thus erred in rejecting the plaint by going into the merits of the case contrary to the settled principles of law that only plaint averments are to be looked at and not the defence statement.

Accordingly, appeal is allowed.

Judgment and decree dated 16.10.2019 passed in O.S.No.477/2017 by the trial Court and Judgment and order dated 25.08.2021 passed in R.A.No.251/2019 by the

- 21 -

NC: 2024:KHC:14946 RSA No. 931 of 2021 First Appellate Court are set aside. Plaint is restored to its original file. Matter is remitted to trial Court. Trial Court shall proceed from the stage where it was before passing the impugned order and dispose of the matter on merits.

All contentions are left open.

Considering the matter is pending consideration since the year 2017 the trial Court shall endeavour to dispose of the matter as expeditiously as possible within an outer limit of one year from the date of receipt of certified copy of this order.

Parties shall co-operate for expeditious disposal of the matter. Since the parties are represented through their respective learned counsel before this Court, they shall appear before the trial Court on 05.06.2024 without waiting for any further notice.

Sd/-

JUDGE RU/SBN