Gauhati High Court
Subodh Nath & Ors vs Fulu Rani Devi on 13 May, 2015
Equivalent citations: AIR 2016 GAUHATI 57, (2015) 4 GAU LR 374, (2015) 5 GAU LT 141, (2016) 2 CURCC 416
Author: Suman Shyam
Bench: Suman Shyam
IN THE GAUHATI HIGH COURT
(High Court of Assam, Nagaland, Mizoram and Arunachal Pradesh)
RSA No. 71/2006
Subodh Nath & Ors. ......Appellant
VERSUS
Fulu Rani Devi ......Respondent
BEFORE HON'BLE MR. JUSTICE SUMAN SHYAM For the Appellant : Mr. B.R. Dey, Sr. Advocate For the Respondent : Mr. N. Dhar, Advocate Date of hearing and judgment : 13-05-2015 Judgment and Order (Oral) This second appeal has been preferred against the judgment and decree of reversal dated 02-07-2005 passed by the learned District Judge, Karimganj in Title Appeal No. 12/2003 thereby allowing the first appeal by setting aside the judgment and decree dated 04-09-2003 passed by the learned Civil Judge (Sr. Div.), Karimganj in Title Suit No. 10/1996 decreeing the suit of the appellant/ plaintiffs.
2. The brief fact of the case as projected in the plaint is that the suit land originally belonged to one Ramu Nath who died intestate in the year 1926 leaving behind two sons, viz. Jogendra Nath and Sachindra Nath. After the death of Ramu Nath the aforementioned two sons had inherited the suit land beside other landed property from their father and were holding the said property in ejmali. Jogendra Nath died in the year 1971 leaving behind the plaintiffs and the RSA No. 71/2006 Page 1 of 11 proforma defendant No. 5 and his own brother Sachindra Nath and the above mentioned plaintiffs No. 2 to 5 who are the daughters and sons of late Jogendra Nath. Proforma defendant No. 5 and mother of the plaintiff No. 2 to 5, Kamada Bala Debi are the daughters of late Jogendra Nath. After the death of Jogendra Nath, plaintiff No. 1, Kamada Bala Debi along with other co-sharers Sachindra Nath and proforma defendant No. 5 had been enjoying the suit property jointly along with other landed property left behind by Ramu Nath. Kamada Bala Debi died in the year 1992 leaving behind plaintiff No. 2 to 5 as the legal heirs. Sachindra Nath died in the year 1976 leaving behind his wife Pramila Debi and the plaintiffs as well as the proforma defendant No. 5 as his legal heirs and accordingly the property described in the schedule to the plaint remained in ejmali holding of the said legal heirs until the death of Pramila Debi. After the death of Pramila Debi entire property described in the schedule to the plaint along with other landed property of late Ramu Nath automatically devolved upon the plaintiffs and the proforma defendant No. 5. Promila Debi died in the year 1993 leaving behind the above named plaintiff and the proforma defendant No. 5 and accordingly they have been maintaining their physical possession over the suit land without any interference from any part.
3. It is the case of the plaintiffs that sometime in the first part of the year 1995 it had come to their notice that principal defendants have created a collusive, forged and fabricated gift deed in their favour pertaining to the suit land and thereafter on the basis of relevant enquiry made by the plaintiffs, they could obtain the certified copy of a registered deed of gift bearing No. 2111 dated 13-07-1989. The certified copy of the registered gift deed was obtained by them only on 04-04-1995 pursuant whereto they could come to know about the RSA No. 71/2006 Page 2 of 11 illegality and fraudulent activities of the principal defendants. The plaintiffs case is that the gift deed was illegal fraudulent and the same did not confer any right, title and interest over the defendant No. 1. It is their case that Pramila Debi never executed the gift deed dated 13-07-1989 in favour of principal defendant No. 1 and that Pramila Debi never appeared before the Sub-Registrar, Karimganj for registration of the said document. The plaintiff further pleaded that Pramila Debi never delivered possession of the gifted property, described in the schedule to the plaint, in favour of the principal defendant No. 1 or in favour of any of her representative and therefore, the gift deed was never acted upon. On the basis of such pleadings the plaintiffs had instituted Title Suit No. 10/1996 in the court of Asstt. District Judge [now Civil Judge (Sr. Div.)], Karimganj, inter-alia, praying for a decree declaring that the registered deed of gift dated 13-07-1989 as collusive, void and forged; for declaration of the right, title and interest of the plaintiffs over the suit land; for permanent injunction and for other consequential reliefs.
4. The defendant No. 1 Fulu Rani Devi contested the suit by filing a written statement, wherein she has denied the statements and averments made in the plaint. Contesting defendant had categorically denied that the suit property was the ejmali property of legal heirs of Jogendra Nath as well as Sachindra Nath as has been claimed by the plaintiffs and on the contrary contended that the suit land was the self acquired property of late Sachindra Nath. The defendant No. 1 contended that the suit was barred by limitation and that the same was not maintainable in the eye of law. While denying that the gift deed was illegal and collusive document the defendant claimed right, title and interest over the suit land by virtue of the gift deed dated 13-07-1989, which according to her had RSA No. 71/2006 Page 3 of 11 been duly executed by Pramila Debi in accordance with the requirement of law. The contesting defendants claimed to be in possession of the suit land pursuant to the execution of the deed of gift which was accepted by her. However, in her written statement the contesting defendant had admitted that during the pendency of the title suit, in total violation of the status quo order dated 16-02- 1996 passed by the civil court, the plaintiffs had forcefully entered possession of the house situated over the suit land and thereby dispossess the defendant from the suit land by using force.
5. On the basis of pleadings of the parties the learned Trial Court had framed as many as eight issues which are as follows:
1. Is there any cause of action for the suit?
2. Whether the Plaintiff has right, title and interest over the suit land?
3. Whether the description of the suit land is correctly furnished in the Plaint?
4. Whether the suit is barred by limitation?
5. Whether the suit is barred by Hindu Law of Inheritance or under the specific Relief Act?
6. To what relief if any is the Plaintiff entitled?
In course of trial Issue No. 3 and 5 were struck off as these were not necessary for decision in this case and two more issues were added. Added Issues:
7. Whether the gift deed No. 2111 dt. 13.7.89 is fabricated and fraudulent?
8. Whether the gift deed No. 2111 dt. 13.7.1989 acted upon?
6. It may be mentioned herein that although the Trial Court had initially framed issue No. 1 to 5 yet subsequently on a review of the said issues, issue No. 3 and 5 were found to be redundant and hence struck off. Alternatively two more issues in the form of additional issue No. 7 and 8 were framed by the Trial Court. During the trial both the sides adduced oral as well as documentary evidence. On the basis of materials available on record the learned Trial Court RSA No. 71/2006 Page 4 of 11 answered the additional issues in favour of the plaintiffs thereby holding that although the gift deed had been validly executed and registered in accordance with law yet the same was not acted upon by the parties since there was no delivery of possession in respect of the gifted property in favour of the donee. The learned Trial Court had also found the plaintiffs' suit to be within the period of limitation and accordingly the suit was decreed by the judgment and decree dated 04-09-2003.
7. Being highly aggrieved and dissatisfied with the judgment and decree dated 04-09-2003 passed in Title Suit No. 10/1996 the defendant No. 1 as appellant had preferred Title Appeal No. 12/2003 before the court of learned District Judge, Karimganj. After hearing the learned counsel for the parties and on re-appreciation of the materials available on record the learned First Appellate Court had reversed the findings and conclusions of the Trial Court as regards issue No. 7 and 8 thereby recording a finding that the plaintiff/ respondent had failed to prove by adducing cogent evidence that the gift deed dated 13-07-1989 was a collusive and forged document. The learned First Appellate Court was of the view that the defendant side had been able to prove the gift deed (Exhibit-E) by examining its scribe as well as the contesting witnesses DW-2 so as to establish that deed was valid in the eye of law and the same had been executed in accordance with the provisions of law. On the basis of such finding the First Appellate Court was of the opinion that the gift deed was valid in the eye of law and therefore, plaintiffs suit was dismissed.
8. Being aggrieved by the judgment and decree dated 02-07-2005 passed by the learned First Appellate Court in Title Appeal No. 12/2003 the plaintiffs as RSA No. 71/2006 Page 5 of 11 appellants preferred the instant second appeal before this Court which was admitted to be heard on the following substantial questions of law:
1. Whether the lower Appellate Court was justified in reversing the judgment and decree passed by the trial Court while deciding the Issue No. 7 and 8 whereby it was held that "it is beyond scope to hold that the Gift Deed was prepared and registered without delivery of possession" in absence of any supporting material evidence of record regarding delivery of possession or simply possession of the respondents?
9. I have heard Mr. B.R. Dey, learned Sr. counsel appearing for the appellant. Also heard Mr. N. Dhar, learned counsel appearing for the respondents.
10. Mr. B.R. Dey submits that regardless of the fact whether the plaintiffs have succeeded in leading evidence to prove that the gift deed was a forged one, in view of the mandate of Section 122 and 123 of the Transfer of Properties Act, if a gift deed is not found to be executed in accordance with law or if acceptance of the same by the donee is not proved then the same would not be a valid deed of gift and therefore would not confer any title in respect of the gifted property over the donee. He submits that in the instant case it was the burden of the respondent/ defendant to prove and establish that there was due acceptance of the gift made in her favour which she has failed to discharge. Mr. Dey further submits that the donor Pramila Debi being an educated person, there is no justifiable reason for her to put her thumb impression in the gift deed instead of putting her signature. In the absence of any specific explanation as to why the donor had to put her thumb impression on the gift deed, it gives rise to suspicious circumstances, good enough to conclude that the gift deed is fraudulent in nature.
RSA No. 71/2006 Page 6 of 11
11. Mr. Dey while fairly admitting that delivery of possession of the gifted property is not a requirement of a valid gift, submits that the requirement of proof of acceptance of a gift cannot be dispensed with under any circumstance. To buttress his argument Mr. Dey places reliance on the decision of the Hon'ble Apex Court reported in (1997) 2 SCC 636 , Baby Am m al Vs R ajan Asari .
12. Per-contra, Mr. N. Dhar, learned counsel for the respondent/ defendant submits that from the materials available on record it will be established beyond doubt that the plaintiffs had failed to prove their case by leading cogent evidence as has been rightly held by the First Appellate Court. On the contrary, the defendant has succeeded in proving the gift deed (Exhibit-E) by adducing sufficient evidence on record. In that view of the matter there is no scope for the court below to grant any of the relief prayed for by the plaintiff and the suit has been rightly dismissed by the court below.
13. Mr. Dhar, further submits that acceptance of a gift is, no doubt requirement in law but whether gift has been accepted by the donee or not would depend upon the facts and circumstances of the case. By relying upon two decisions reported in AIR 1975 Patna 140(1) in the case of M st. Sam rathi Devi Vs. Parasuram Pandey & Ors. and AIR 1986 Kerala 110 in the case of Vannathi Valappil Janaki & Ors. Vs. Puthiya Paurayil Paru & Ors. Mr. Dhar submits that it has been held in the aforesaid decisions that even the production of the deed of gift from the custody of the donee would amount to sufficient proof of acceptance of the gift by the donee. In the instant case the donee has not only claimed that she had accepted the gift during the life time of the donor, but has also produce the gift deed from her custody and proved it by adducing cogent evidence. Therefore, the substantial questions as framed by this RSA No. 71/2006 Page 7 of 11 Court does not raise for consideration by this Court. He, further submits that there cannot be any issue at this stage as to the question of acceptance of the gift by the donee since no such question has been raised before the Trial Court or First Appellate Court and the appellant had even failed to urge any such substantial question of law at the time of admission of the appeal.
14. I have considered the rival submission made by and on behalf of the parties and have also perused the judgment and decisions rendered by the courts below. Both the learned Courts below have held that the gift deed had been duly executed by Pramila Debi in favour of defendant but the Trial Court decreed the suit of the plaintiff merely on the ground that there was no delivery of possession of the property so as to prove that the gift was acted upon by the parties. In the case of Renikuntla R ajam m a Vs K . Sarw anam m a reported in (2014) 9 SCC 445 the Hon'ble Apex Court held that the transfer of possession of the property was not sine qua non for the making of a valid gift under the provisions of the Transfer of Properties Act, 1882. As such, the conclusion recorded by the Trial Court leading to the decree passed in the suit on the face of the record was not sustainable.
15. On perusal of the materials available on record what can be seen is that all the plaintiffs had claimed that the gift deed (Exhibit-E) was a forged and collusive document yet they had failed to prove the same by leading evidence. In the case of Abdul R ahim & Ors. Vs. Sk. Abdul Zabar & Ors. reported in (2009) 6 SCC 160 the Hon'ble Apex Court has held that the burden to prove a challenge to the validity of a registered gift deed is quite heavy as a registered document carries with it a presumption that it was validly executed. It is for the RSA No. 71/2006 Page 8 of 11 party questioning the genuineness of the transaction to show that in law the transaction was not valid.
16. From a proper scrutiny of the materials available on record there can be no doubt about the fact that the conclusion drawn by the learned First Appellate Court to the effect that plaintiffs have failed to prove and establish their case by leading evidence does not suffer from any lacuna. On the contrary, the defendant side has not only produce the gift deed from her custody but has also proved the same by calling the scribe as well as one attesting witness (DW-3) who had come and identified the thumb impression of the executants. During cross-examination the plaintiff side could not elicit anything so as to dislodge the evidence adduced by the DW-3.
17. Coming to the contention raised by Mr. B.R. Dey to the effect that the defendant side had failed to prove the acceptance of the gift, it must be mentioned herein that from a examination of the pleadings contained in the plaint this Court could finds nothing in the pleadings to show that the plaintiffs had made an averment that the defendant never accepted the gift. What they have alleged is that there was no delivery of possession of the gift and as such gift was not acted upon. During the stage of trial no issue was framed on the question of acceptance of the gift and accordingly neither party had the occasion to lead any evidence on this count. The question of acceptance of the gift being a question in the realm of fact, the appellants cannot be allowed to raise the said question for the first time in a second appeal when no such objection had been raised by the appellant before the court below.
18. In the case of M st. Sam rathi Devi (supra) , the Patna High Court after discussing the various decisions rendered by the Privy Council as well as a Full RSA No. 71/2006 Page 9 of 11 Bench of the Bombay High Court has observed that where the donor of immovable property handed over to the donee an instrument of gift duly executed and attested, it would amount to the acceptance of the gift by the donee and the doner had no power to revoke the gift even if the registration of the instrument had not taken place.
19. As has been mentioned hereinbefore, whether there has been due acceptance of a gift by the donee or not would be a fact that can be gathered from the attending facts and circumstances of the case. In the instant case the donee has not only produce the gift deed from her custody but has also contested the suit by leading evidence to prove and establish that the said deed was accepted by her during the life time of the donor. During trial she had lead evidence to that end. There is no justifiable ground that could be urged by the plaintiff to show that donee might not have been interested in accepting the gift at any point of time. Since the gift deed would confer right, title and interest upon the donee in respect of valuable property it would be difficult to presume that the donee would not accept the same in the absence of anything on the contrary to suggest the same. In view of what has been discussed hereinbefore this Court is of the opinion that the defendant has been able to prove and establish the validity of the gift and acceptance by her. On the contrary, the plaintiffs have failed to prove and establish their case so as to entitle them to a decree in the suit.
20. In view of the above, it is held that there is no illegality and infirmity in the judgment and decree passed by the lower Appellate Court warranting interference by this Court. The substantial questions of law framed by this Court shall stand answered accordingly in favour of the respondent/ defendant and RSA No. 71/2006 Page 10 of 11 against the plaintiffs/ appellants. In the result, this second appeal stands dismissed.
Having regard to the facts and circumstance of the case there would be no order as to cost. Registry to send back the LCR.
JUDGE GS RSA No. 71/2006 Page 11 of 11