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 32, Cited by 0]

Delhi High Court

Sivankutty vs Harinder Kaur on 9 December, 2024

Author: Purushaindra Kumar Kaurav

Bench: Purushaindra Kumar Kaurav

                      $-
                      *         IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                             BEFORE
                      HON'BLE MR. JUSTICE PURUSHAINDRA KUMAR KAURAV

                      +                 RSA 242/2019 and CM APPL. 53209/2019

                      Between: -

                      SH.SIVANKUTTY
                      S/O SH.DAMODHARAN VAIDHYAN
                      R/O 195, GAUTAM NAGAR,
                      NEW DELHI-110049                                                   ....APPELLANT

                      (Through: Mr. Ruchir Batra & Mr. Prasanth K. and Mr. Anuj
                      Bhardwaj, Advocates.)
                                                                AND
                      SMT. HARINDER KAUR
                      W/O SHRI AVTAR SINGH
                      R/O HE-312, PHASE-V,
                      MOHALI, PUNJAB                                                 ....RESPONDENT

                      (Through:         Mr. Avtar Singh, Advocate.)


                      ------------------------------------------------------------------------------------
                      %                                                Reserved on:           28.10.2024
                                                                       Pronounced on: 09.12.2024
                          -----------------------------------------------------------------------------------

                                                          JUDGMENT

The instant appeal assails the findings rendered in the judgment and decree dated 10.10.2019 passed by the first Appellate Court in RCA No. 42/2017 and RCA No. 43/2017, which upheld the common Signature Not Verified Signature Not Verified Digitally Signed Digitally Signed By:MAANAS JAJORIA Signing Date:12.12.2024 By:PURUSHAINDRA 15:34:32 KUMAR KAURAV -2- judgment and decree dated 29.03.2017, passed by the Trial Court in C.S. No. 82434/16 and counter-claim in C.S. No. 82398/16.

2. It is seen that the original suit was instituted by the respondent herein for the grant of possession and mesne profits in respect of the suit property no. 195-A, Gautam Nagar, New Delhi, [suit property] and a counter-claim was raised by the appellant. The suit of the respondent was decreed whereas, the counter-claim came to be dismissed by the Trial Court. The broad nature of the controversy in the instant appeal pertains to competing claims of ownership with respect to the suit property.

The Controversy

3. The facts, as they emerge from the record, indicate that the suit property was originally acquired through a Sale Deed dated 10.07.1952, registered in the name of the mother of the respondent. The respondent claims that her mother, who was estranged from her father since 1952, transferred ownership of the property to the respondent through a registered Gift Deed dated 20.04.2006.

4. As per the respondent, she visited the suit premises in early 2010, upon which, she discovered that the property was occupied by certain individuals. Following these discoveries, the respondent issued a legal notice dated 05.01.2010 to the original defendants namely Mr. Leela Dhar and Mrs. Deva to vacate the premises and stop the trespass, which was not complied with. Upon non-compliance of the same, she instituted a civil suit being CS No.82434/16 on 27.03.2010 for recovery of possession and mesne profits covering the period from 01.01.2007 to 31.12.2009, at the rate of Rs.1500/- per month. The Trial Court noted that aforesaid defendants are only caretakers of the Signature Not Verified Signature Not Verified Digitally Signed Digitally Signed By:MAANAS JAJORIA Signing Date:12.12.2024 By:PURUSHAINDRA 15:34:32 KUMAR KAURAV -3- suit property and that the respondent herein has no cause of action against them. Therefore, on 13.04.2011, the appellant herein, who claimed title to the suit property, was impleaded, to allow him an opportunity to substantiate his interest in the suit property. The appellant filed a counter-claim CS No. 82398/16. The Trial Court subsequently decreed the suit in favour of the respondent and dismissed the counter-claim of the appellant, which led to the appeals before the first Appellate Court.

5. The first Appellate Court noted that in the main suit, the respondent maintained that she was the absolute owner of the suit property by virtue of the Gift Deed executed in her favour by her mother. She asserted that the ownership of the suit property by her mother was unambiguous and well-documented through the Sale Deed of 1952, which had never been legally challenged. The respondent further contended that her mother's possession and rights over the suit property were undisturbed until the year 2010, when she found the suit property was occupied without her consent. The Court noted that her claims were supported by various documents, including the registered Gift Deed and suit property tax records. The appellant, however, asserted that he had originally entered the premises as a tenant under Mr. Amar Singh, the respondent's father, as far back as in the year 1974. He further claimed that he had acquired ownership of the suit property on 29.09.1995, through a series of documents allegedly executed by Mr. Amar Singh, including a General Power of Attorney [GPA], a Will, an Agreement to Sell, a Possession Letter, and a Site Plan.

6. The appellant also raised an alternative plea of adverse possession, asserting that he had maintained open, continuous, and Signature Not Verified Signature Not Verified Digitally Signed Digitally Signed By:MAANAS JAJORIA Signing Date:12.12.2024 By:PURUSHAINDRA 15:34:32 KUMAR KAURAV -4- hostile possession of the suit property exceeding twelve years, dating back to his occupation in the year 1974 and further fortified this assertion through his alleged purchase in the year 1995. He contended that his prolonged occupancy entitled him to for a declaration of ownership. The appellant raised additional defences challenging the procedural validity of the respondent's suit. He argued that the suit was barred by limitation, specifically pointing to the damages claimed by the respondent for the period of 01.01.2007 to 31.12.2009, which he alleged were time-barred, given that he was only impleaded as a defendant in the year 2011. Additionally, he disputed the respondent's valuation of the suit property for Court fees purposes, claiming that it was inaccurately represented and therefore deficient.

7. The first Appellate Court further noted that the appellant filed a counter-claim before the Trial Court seeking a declaration of his ownership over the portion of the suit property that he allegedly purchased from the father of the respondent. In his counter-claim, the appellant argued that the original owner of the suit property was, in fact, the father of the respondent, who had acquired it in the name of the mother of the respondent, as a benami transaction. He sought to nullify the claim of the respondent to the suit property based on this assertion and further prayed for a permanent injunction restraining the respondent or her agents from interfering with his possession or creating third-party interests in the suit property.

8. The first Appellate Court, after detailed examination, dismissed the counter-claim of the appellant herein and upheld the right of the respondent to possession of the suit property. The first Appellate Court held that the title of the respondent over the suit property was substantiated through the Gift Deed from her mother, whose Signature Not Verified Signature Not Verified Digitally Signed Digitally Signed By:MAANAS JAJORIA Signing Date:12.12.2024 By:PURUSHAINDRA 15:34:32 KUMAR KAURAV -5- ownership under the Sale Deed of 1952 was not validly contested. On the issue of adverse possession, the Court found that the appellant failed to establish uninterrupted and hostile possession, adverse to the title of the respondent, for the requisite twelve-year period. Furthermore, the Court observed that the possession of the appellant, even if initially under tenancy, did not evolve into adverse possession, given the absence of any explicit or implied notice to the predecessors of the respondent. The Court similarly found no merit in the claim of the appellant that the suit was time-barred, holding that the cause of action on behalf of the respondent accrued only upon discovering the illegal occupation in the year 2010.

9. Aggrieved by the dismissal of his counter-claim and the judgment in favour of the respondent, the appellant has preferred this appeal.

Submissions

10. Mr. Ruchir Batra, learned counsel appearing on behalf of the appellant, submits that the judgment and decree of the Trial Court are null and void due to a lack of pecuniary jurisdiction. He draws attention to the written statement dated 09.03.2011, wherein the appellant specifically objected to the Trial Court's jurisdiction, contending that the suit for possession is based on ownership and not a landlord-tenant relationship, therefore, required valuation based on the market value of the suit property.

11. Learned counsel further contends that the total valuation of the suit exceeds Rs. 6,64,400/- i.e., beyond the pecuniary jurisdiction of the Trial Court, which is capped at Rs. 3 lakhs. To substantiate this, Signature Not Verified Signature Not Verified Digitally Signed Digitally Signed By:MAANAS JAJORIA Signing Date:12.12.2024 By:PURUSHAINDRA 15:34:32 KUMAR KAURAV -6- the appellant relied on documentary evidence, cross-examinations, and a site plan verified by the respondent's mother.

12. The appellant further contends that the suit property was acquired in the year 1952 by the father of the respondent, using his own funds, though registered in the name of the mother of the respondent, thus constituting a benami transaction with the father as the true owner. He relies on documents to challenge the respondent's title through inheritance, citing discrepancies in the sale deed registration numbers and the father's exclusive possession of original suit property documents until his death. The appellant further asserts that he was inducted as a tenant by the respondent's father in 1974 and, in 1995, obtained ownership rights through a registered GPA, Will, Agreement to Sell, and related documents, executed in his favor.

13. The appellant further asserts that although the respondent filed a forgery complaint in 2012, resulting in FIR No. 297/13, a forensic report authenticated the documents of the appellant, and the Sessions Court dismissed the charges under Sections 467, 471, and 448 IPC, holding that the Trial Court had erred in framing charges. He contends that he has been in possession of the suit property since its purchase on 29.09.1995 and remained so until surrendering the keys to the Sessions Court in 2018.

14. He further asserts that, as a bona fide purchaser for valuable consideration, he is entitled to indemnification for any losses incurred if the father of the respondent lacked the authority to execute the said documents. Relying on the cross-examination of the respondent, where it was acknowledged that her father executed the documents despite purportedly lacking authority, the appellant invokes the Indemnity Bond executed by the father of the respondent. He contends Signature Not Verified Signature Not Verified Digitally Signed Digitally Signed By:MAANAS JAJORIA Signing Date:12.12.2024 By:PURUSHAINDRA 15:34:32 KUMAR KAURAV -7- that, should his title be deemed defective, the respondent, as legal representative, is liable to indemnify him for the consideration paid, along with interest and damages, as per the Indemnity Bond.

15. On the aspect of limitation, learned counsel submits that the respondent and her mother have been aware of the appellant's ownership claim since March 1999, having obtained copies of relevant documents during police investigations and proceedings in Suit No. 73/99. Further, a rent receipt dated 29.09.1995 explicitly acknowledged the appellant's settled possession as a tenant from May 1974 until his purchase of the suit property in 1995, after which he exercised ownership rights by securing a ration card and utility connections. Relying on Order II Rule 2 and Order VII Rule 2 of the Code of Civil Procedure, 1908, the appellant contends that the claim for mesne profits, limited to Rs. 54,000/- for 01.01.2007 to 31.12.2009, is time-barred for the period before 12.04.2008, as he was impleaded only on 13.04.2011 by an order under Order VII Rule 11 CPC.

16. Additionally, the appellant contends that he has perfected his title by adverse possession under Article 65 of the Limitation Act, 1963, which precludes any suit for possession filed more than twelve years after his possession became adverse to the claim of the respondent. Learned counsel for the appellant concludes by submitting that, if his ownership claim is dismissed, he is entitled to protection as a tenant, having paid a last known rent of Rs. 270/- per month. He contends that the Delhi Rent Control Act, 1958 applies, ousting the jurisdiction of the Civil Court, as his tenancy rights under the Delhi Rent Control Act, 1958 supersede the civil proceedings for possession.

Signature Not Verified Signature Not Verified
Digitally Signed                                                                 Digitally Signed
By:MAANAS JAJORIA
Signing Date:12.12.2024                                                          By:PURUSHAINDRA
15:34:32                                                                         KUMAR KAURAV
                                                           -8-


17. Mr. Avtar Singh, learned counsel appearing for the respondent vehemently opposes the submissions. He contends that the appeal seeks to re-litigate issues already adjudicated by the Trial Court and the first Appellate Court and argues that no substantial question of law arises, warranting its dismissal.

18. He submits that the appellant has failed to provide credible evidence or witnesses to prove that the mother of the respondent was aware of his alleged possession of the suit property since 29.09.1995. He contends that the appellant did not demonstrate possession that was hostile, open, and continuous, nor provide supporting evidence such as utility bills or other records to establish continuous occupancy. He further argues that reliance on FIR No. 297/13 is misplaced, as it merely references the alleged creation of documents on 29.09.1995 and does not substantiate the claim of the appellant.

19. Learned counsel for the respondent argues that the ownership claim of the appellant, based on documents allegedly executed by the father, is baseless as he was not the registered owner and lacked the authority to transfer such title. The title of the respondent, derived from the Sale Deed dated 10.07.1952, is supported by unchallenged testimonies of PW-3 to PW-5 and affirmed by the High Court in Vijayan v. Harinder Kaur1. The failure on behalf of the appellant to produce the original documents purporting to the transfer of the suit property or explain these omissions, further undermines the claims claim of the appellants.

20. Learned counsel argues that the plea of a benami transaction is unsustainable, as only the father of the respondent could have raised it, 1 2016 SCC OnLine Del 3114 Signature Not Verified Signature Not Verified Digitally Signed Digitally Signed By:MAANAS JAJORIA Signing Date:12.12.2024 By:PURUSHAINDRA 15:34:32 KUMAR KAURAV -9- if he was alive. The respondent maintains that the title documents have always been with her mother, who paid the sale consideration, and the appellant has provided no evidence to show otherwise.

21. Learned counsel submits that the authenticity of the possession letter dated 29.09.1995 was not conclusively verified by the CFSL, unlike the rent receipt of the same date. He further contends that the appellant admitted during cross-examination that properties 195 and 195A refer to the same property and thus, cannot take the same defence in an appeal.

22. He submits that during cross-examination, the appellant acknowledged the Sale Deed dated 10.07.1952 in favor of the respondent's mother and admitted that the suit property was transferred to the respondent in 2006 therefore, the appellant is estopped from disputing her ownership under Section 115 of the Indian Evidence Act, 1872.

23. I have heard the arguments advanced by the learned counsel for the parties and have meticulously perused the record.

Discussion

24. From the record, it is seen that the present Regular Second Appeal has been preferred by the appellant challenging the judgments of the Trial Court and the first Appellate Court, both of which decreed the suit in favour of the respondent, granting her possession and mesne profits in respect of the suit property at 195, Gautam Nagar, New Delhi, while dismissing the appellant's counter-claim of adverse possession, title, and allegations of a benami transaction.

25. From the record and the submissions advanced, it is seen that the following matrix of the relation of the parties emerges:-

Signature Not Verified Signature Not Verified
Digitally Signed                                                                    Digitally Signed
By:MAANAS JAJORIA
Signing Date:12.12.2024                                                             By:PURUSHAINDRA
15:34:32                                                                            KUMAR KAURAV
                                                              - 10 -




                        Surinder Kaur                 Mr. Amar Singh
                      [Registered Owner               [ Alleged to be
                     vide sale deed, 1952]            benami owner]

                                                                                 Sh. Sivankutty
                                        Harinder Kaur                    [ Inducted as Tenant in 1974]
                                          [Daughter]                        Alleged Sale Documents,
                                   Acquired suit property vide             Executed by Amar Singh,
                                       Gift Deed, 2006.                              1995.


26. Upon consideration of the submissions advanced by both the parties, the Court is of the considered opinion that the grounds raised by the appellant are primarily centered around the veracity of certain documents purportedly executed by the father of the respondent in favour of the appellant, alongside allegations of a benami transaction. It is observed that the appellant has raised issues concerning the authenticity of documents, the nature of the transaction between the father and mother of the respondent, the question of adverse possession, and alleged procedural defects related to valuation and court fees.

27. However, it is seen that none of these grounds raise a substantial question of law. The issues of authenticity of certain documents, allegations of forgery, and claims of a benami transaction involve factual determinations and assessments of evidentiary material, that were thoroughly examined by the Courts below. Both the Trial Court and the first Appellate Court have exhaustively analyzed the evidence, including testimonies and documentary proof, and arrived at consistent conclusions dismissing the claims of the appellant.

Signature Not Verified Signature Not Verified
Digitally Signed                                                               Digitally Signed
By:MAANAS JAJORIA
Signing Date:12.12.2024                                                        By:PURUSHAINDRA
15:34:32                                                                       KUMAR KAURAV
                                                               - 11 -


28. The plea of benami transaction is unsustainable as for a benami transaction defence to be valid, the appellant would be required to prove the following:-

a. Who held the title document;
b. Who paid the sale consideration;
c. The surrounding circumstances of the transaction; d. The motive behind the transaction.

29. This Court, in Deept Sarup Agarwal v. S. Randhir Singh Chandhok2, has observed that the question of whether a particular sale is benami or not, is largely one of fact, and for determining this question, no absolute formulae or acid test, 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 various circumstances delineated as under:-

"28. It is well settled law that the onus and burden to prove that a transaction is benami, is upon the person who alleges so. Supreme Court in the case of Jaydayal Poddar (deceased) through his LRs v. Mst Bibi Hazra2, has held as follows:
"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 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 2 2023 SCC OnLine Del 325 Signature Not Verified Signature Not Verified Digitally Signed Digitally Signed By:MAANAS JAJORIA Signing Date:12.12.2024 By:PURUSHAINDRA 15:34:32 KUMAR KAURAV
- 12 -
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 test, 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, it 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."

30. The legal nature of the material documents, such as the sale deed in question, is admitted. The contention of the appellant with respect to the value of the suit property, the alleged benami nature of the transaction essentially pertains to the factual contents of the documents and not to the legal nature of the documents.

31. Furthermore, considering the plea of adverse possession, it is pertinent to point out that in the case of Chatti Konati Rao v. Palle Venkata Subba Rao3, the Supreme Court took a view that mere possession of any land or property does not ripen into possessory title until the possessor holds the property adverse to the title of the true owner for the said purpose. It was further held that the person who claims adverse possession is required to establish the date on which he came in possession, nature of possession, the factum of possession, knowledge to the true owner, duration of possession and that possession was open and undisturbed.





                      3
                          (2010) 14 SCC 316
Signature Not Verified                                                                    Signature Not Verified
Digitally Signed                                                                          Digitally Signed
By:MAANAS JAJORIA
Signing Date:12.12.2024                                                                   By:PURUSHAINDRA
15:34:32                                                                                  KUMAR KAURAV
                                                               - 13 -


32. While shedding light on the two-fold requirements so as to sustain the claim of adverse possession, the Supreme Court in the case of Annakili v. A. Vedanayagam4has held as under:-

"24. Claim by adverse possession has two elements: (1) the possession of the defendant should become adverse to the plaintiff; and (2) the defendant must continue to remain in possession for a period of 12 years thereafter. Animus possidendi as is well known is a requisite ingredient of adverse possession. It is now a well-settled principle of law that mere possession of the land would not ripen into possessory title for the said purpose. Possessor must have animus possidendi and hold the land adverse to the title of the true owner. For the said purpose, not only animus possidendi must be shown to exist, but the same must be shown to exist at the commencement of the possession. He must continue in the said capacity for the period prescribed under the Limitation Act. Mere long possession, it is trite, for a period of more than 12 years without anything more does not ripen into a title."

33. In the decision of the Supreme Court in the case titled as M Siddiq (D) through LRs v. Mahant Suresh Das5, the requirements which were needed to be met to successfully set up a plea of adverse possession i.e., the same being peaceful, open and continuous, were held to be duly established firstly, by adequate pleadings and secondly, by leading sufficient evidence. The relevant paragraph of the said decision reads as under:-

"748. A person who sets up a plea of adverse possession must establish both possession which is peaceful, open and continuous - possession which meets the requirement of being „nec vi nec claim and nec precario‟. To substantiate a plea of adverse possession, the character of the possession must be adequate in continuity and in the public because the possession has to be to the knowledge of the true owner in order for it to be adverse. These requirements have to be duly established first by adequate pleadings and second by leading sufficient evidence."
4

(2007) 14 SCC 308 5 (2020) 1 SCC 1 Signature Not Verified Signature Not Verified Digitally Signed Digitally Signed By:MAANAS JAJORIA Signing Date:12.12.2024 By:PURUSHAINDRA 15:34:32 KUMAR KAURAV

- 14 -

34. While extensively dealing with the law on adverse possession, the Supreme Court in the case of P.T. Munichikkanna Reddy v. Revamma6 has held as under:-

"5. Adverse possession in one sense is based on the theory or presumption that the owner has abandoned the property to the adverse possessor on the acquiescence of the owner to the hostile acts and claims of the person in possession. It follows that sound qualities of a typical adverse possession lie in it being open, continuous and hostile. (See Downing v. Bird [100 So 2d 57 (Fla 1958)] ; Arkansas Commemorative Commission v. City of Little Rock [227 Ark 1085 : 303 SW 2d 569 (1957)] ; Monnot v. Murphy [207 NY 240 : 100 NE 742 (1913)] ; City of Rock Springs v. Sturm [39 Wyo 494 : 273 P 908 : 97 ALR 1 (1929)] .)
6. Efficacy of adverse possession law in most jurisdictions depends on strong limitation statutes by operation of which right to access the court expires through efflux of time. As against rights of the paper-owner, in the context of adverse possession, there evolves a set of competing rights in favour of the adverse possessor who has, for a long period of time, cared for the land, developed it, as against the owner of the property who has ignored the property. Modern statutes of limitation operate, as a rule, not only to cut off one's right to bring an action for the recovery of property that has been in the adverse possession of another for a specified time, but also to vest the possessor with title. The intention of such statutes is not to punish one who neglects to assert rights, but to protect those who have maintained the possession of property for the time specified by the statute under claim of right or colour of title. (See American Jurisprudence, Vol. 3, 2d, p. 81.) It is important to keep in mind while studying the American notion of adverse possession, especially in the backdrop of limitation statutes, that the intention to dispossess cannot be given a complete go-by. Simple application of limitation shall not be enough by itself for the success of an adverse possession claim.

***

8. Therefore, to assess a claim of adverse possession, two- pronged enquiry is required:

6
(2007) 6 SCC 59 Signature Not Verified Signature Not Verified Digitally Signed Digitally Signed By:MAANAS JAJORIA Signing Date:12.12.2024 By:PURUSHAINDRA 15:34:32 KUMAR KAURAV
- 15 -

1. Application of limitation provision thereby jurisprudentially "wilful neglect" element on part of the owner established. Successful application in this regard distances the title of the land from the paper-owner.

2. Specific positive intention to dispossess on the part of the adverse possessor effectively shifts the title already distanced from the paper-owner, to the adverse possessor. Right thereby accrues in favour of adverse possessor as intent to dispossess is an express statement of urgency and intention in the upkeep of the property.

9. It is interesting to see the development of adverse possession law in the backdrop of the status of right to property in the 21st century. The aspect of stronger property rights regime in general, coupled with efficient legal regimes furthering the rule of law argument, has redefined the thresholds in adverse possession law not just in India but also by the Strasbourg Court. Growth of human rights jurisprudence in recent times has also palpably affected the developments in this regard."

35. The Supreme Court in Parwatabai v. Sonabai7, stressed upon the condition that one has to also establish the exact date from which adverse possession started. Paragraph no.5 of the said decision reads as under:-

"5. Article 65 of the Act postulates that for possession of immovable property or any interest therein based on title, when the possession of the defendant becomes adverse to the plaintiff, the suit has to be filed within 12 years. Therefore, when the plaintiffs asserted their title on the basis of succession to the estate of their father, it is for the appellant to prove as to on which date the appellant's possession has become adverse to the respondents' title. In this case, the appellate court and the High Court found that the appellant had not established as to what was the exact date from which the adverse possession started running. Since Parwatabai died in 1966, admittedly, the plaintiff had filed the suit in 1966 within 10 years. Under those circumstances, the appellant had not perfected the title by prescription. The courts below have rightly applied Article 65 and decreed the suit. It is not vitiated by any error of law warranting interference."
7

(1997) 1 SCC 531 Signature Not Verified Signature Not Verified Digitally Signed Digitally Signed By:MAANAS JAJORIA Signing Date:12.12.2024 By:PURUSHAINDRA 15:34:32 KUMAR KAURAV

- 16 -

36. In Karnataka Board of Wakf (supra), while succinctly encapsulating the essentials required to be fulfilled so as to claim a property on the ground of adverse possession, the Supreme Court in paragraph no.11 has held as under:-

"11. In the eye of the law, an owner would be deemed to be in possession of a property so long as there is no intrusion. Non- use of the property by the owner even for a long time won't affect his title. But the position will be altered when another person takes possession of the property and asserts a right over it. Adverse possession is a hostile possession by clearly asserting hostile title in denial of the title of the true owner. It is a well-settled principle that a party claiming adverse possession must prove that his possession is "nec vi, nec clam, nec precario", that is, peaceful, open and continuous. The possession must be adequate in continuity, in publicity and in extent to show that their possession is adverse to the true owner. It must start with a wrongful disposition of the rightful owner and be actual, visible, exclusive, hostile and continued over the statutory period. (See S.M. Karim v. Bibi Sakina [AIR 1964 SC 1254] , Parsinni v. Sukhi [(1993) 4 SCC 375] and D.N. Venkatarayappa v. State of Karnataka [(1997) 7 SCC 567] .) Physical fact of exclusive possession and the animus possidendi to hold as owner in exclusion to the actual owner are the most important factors that are to be accounted in cases of this nature. Plea of adverse possession is not a pure question of law but a blended one of fact and law. Therefore, a person who claims adverse possession should show: (a) on what date he came into possession, (b) what was the nature of his possession, (c) whether the factum of possession was known to the other party, (d) how long his possession has continued, and
(e) his possession was open and undisturbed. A person pleading adverse possession has no equities in his favour. Since he is trying to defeat the rights of the true owner, it is for him to clearly plead and establish all facts necessary to establish his adverse possession. [Mahesh Chand Sharma (Dr.) v. Raj Kumari Sharma [(1996) 8 SCC 128] .]"

37. A conspectus of the aforesaid discussion would, in no uncertain terms, evince that the plea of adverse possession puts an onerous Signature Not Verifiedcondition on the claimant to demonstrate that the possession Signature of Notthe Verified Digitally Signed Digitally Signed By:MAANAS JAJORIA Signing Date:12.12.2024 By:PURUSHAINDRA 15:34:32 KUMAR KAURAV

- 17 -

property in question is peaceful, open and continuous. Mere possession of a property for a long term without proving the same with cogent evidence to be hostile against the true owner, would not itself divest the rightful owner from his claim over the property. The claimants are legally bound to precisely establish the commencement and continuity of possession i.e., the exact date from which the possession became hostile and adverse to the true owner. In addition to the proof of actual possession, the claimant must also demonstrate a clear intention to possess the property in hostility with the title of the true owner and that too, for a period of at least twelve years. The conditions associated with a claim of adverse possession are to be fulfilled with complete certainty. For, the ultimate effect of the claim is to deny title to the true owner by operation of law by curbing his right to approach the Court beyond the prescribed limitation.

38. In the present case, the plea of adverse possession was not supported by the cogent evidence on record. During cross- examination, the appellant admitted to not notifying the mother, the registered owner, about the alleged purchase from the father of the respondent. In cross-examination, the mother of the respondent testified that she became aware of the claim only on 12.08.2011, negating any assertion of adverse possession since 1995. Therefore, the appellant has failed to provide credible evidence or witnesses to prove that the mother of the respondent was aware of his alleged possession of the suit property since 29.09.1995 and thus, the appellant was unable to prove that the possession of the appellant was hostile, open and continuous.

39. Under Section 100 of CPC, a Regular Second Appeal is maintainable only on a substantial question of law, and this Court does Signature Not Verified Signature Not Verified Digitally Signed Digitally Signed By:MAANAS JAJORIA Signing Date:12.12.2024 By:PURUSHAINDRA 15:34:32 KUMAR KAURAV

- 18 -

not sit as a forum for re-evaluation of facts or re-assessment of evidence that has already been scrutinized by two concurrent findings of fact. Thus, it is imperative for the appellant to first cross the hurdle of maintainability of the present appeal before delving into the factual controversy. The ambit of a substantial question of law has been elaborated by the Supreme Court in the case of Boodireddy Chandraiah v. Arigela Laxmi8, which warrants an informed discussion for proper appreciation of the case. The Court first observed that the scope of a second appeal is only limited to consideration of a substantial question of law and such question must be duly formulated in the memorandum of appeal. Even if not so formulated, the High Court must first satisfy itself regarding the existence of a substantial question and must hear the appeal only on the question so formulated. The relevant part reads as under:-

"17. After the amendment a second appeal can be filed only if a substantial question of law is involved in the case. The memorandum of appeal must precisely state the substantial question of law involved and the High Court is obliged to satisfy itself regarding the existence of such a question. If satisfied, the High Court has to formulate the substantial question of law involved in the case. The appeal is required to be heard on the question so formulated. However, the respondent at the time of hearing of the appeal has a right to argue that the case in the Court did not involve any substantial question of law. The proviso to the section acknowledges the powers of the High Court to hear the appeal on a substantial point of law, though not formulated by it with the object of ensuring that no injustice is done to the litigant where such a question was not formulated at the time of admission either by mistake or by inadvertence."

40. The Court then deprecated the practice of entertaining a second appeal without insisting upon the formulation of substantial questions of law. It equally emphasized upon the distinction between a question 8 (2007) 8 SCC 155 Signature Not Verified Signature Not Verified Digitally Signed Digitally Signed By:MAANAS JAJORIA Signing Date:12.12.2024 By:PURUSHAINDRA 15:34:32 KUMAR KAURAV

- 19 -

of law and a substantial question of law in light of the scope of a second appeal. Pertinently, by relying upon the decision of the Supreme Court in Chunilal V. Mehta and Sons v. Century Spg. & Mfg. Co. Ltd.9, the Court laid down the test for determining whether a question could be termed as a substantial question of law. The relevant part reads thus:-

18. It has been noted time and again that without insisting for the statement of such a substantial question of law in the memorandum of appeal and formulating the same at the time of admission, the High Courts have been issuing notices and generally deciding the second appeals without adhering to the procedure prescribed under Section 100 CPC. It has further been found in a number of cases that no efforts are made to distinguish between a question of law and a substantial question of law. In exercise of the powers under this section in several cases, the findings of fact of the first Appellate Court are found to have been disturbed. It has to be kept in mind that the right of appeal is neither a natural nor an inherent right attached to the litigation. Being a substantive statutory right, it has to be regulated in accordance with law in force at the relevant time.

The conditions mentioned in the section must be strictly fulfilled before a second appeal can be maintained and no court has the power to add or to enlarge those grounds. The second appeal cannot be decided on merely equitable grounds. The concurrent findings of facts will not be disturbed by the High Court in exercise of the powers under this section. Further, a substantial question of law has to be distinguished from a substantial question of fact. This Court in Chunilal V. Mehta and Sons Ltd. v. Century Spg. & Mfg. Co. Ltd. [AIR 1962 SC 1314] held that : (AIR p. 1318, para 6) „6. ... The proper test for determining whether a question of law raised in the case is substantial would, in our opinion, be whether it is of general public importance or whether it directly and substantially affects the rights of the parties and if so whether it is either an open question in the sense that it is not finally settled by this Court or by the Privy Council or by the Federal Court or is not free from difficulty or calls for discussion of alternative views. If the question is settled by the highest court or the general 9 AIR 1962 SC 1314 Signature Not Verified Signature Not Verified Digitally Signed Digitally Signed By:MAANAS JAJORIA Signing Date:12.12.2024 By:PURUSHAINDRA 15:34:32 KUMAR KAURAV

- 20 -

principles to be applied in determining the question are well settled and there is a mere question of applying those principles or that the plea raised is palpably absurd the question would not be a substantial question of law.‟

41. The Court further observed that in case two inferences are possible on appreciation of the material on record, it would not be a sufficient reason to disturb the inference adopted by the first Appellate Court, and interference shall be justified only when the conclusion drawn by the first Appellate Court could be held as erroneous, contrary to legal provisions or law settled by the Supreme Court or based upon inadmissible evidence. The relevant paras read thus:-

19. It is not within the domain of the High Court to investigate the grounds on which the findings were arrived at, by the last court of fact, being the first appellate court. It is true that the lower appellate court should not ordinarily reject witnesses accepted by the trial court in respect of credibility but even where it has rejected the witnesses accepted by the trial court, the same is no ground for interference in second appeal when it is found that the appellate court has given satisfactory reasons for doing so. In a case where from a given set of circumstances two inferences of fact are possible, the one drawn by the lower appellate court will not be interfered by the High Court in second appeal. Adopting any other approach is not permissible.

The High Court will, however, interfere where it is found that the conclusions drawn by the lower appellate court were erroneous being contrary to the mandatory provisions of law applicable or its settled position on the basis of pronouncements made by the Apex Court, or was based upon inadmissible evidence or arrived at by ignoring material evidence.

20. The question of law raised will not be considered as a substantial question of law, if it stands already decided by a larger Bench of the High Court concerned or by the Privy Council or by the Federal Court or by the Supreme Court. Where the facts required for a point of law have not been pleaded, a litigant should not be allowed to raise that question as a substantial question of law in second appeal. The mere appreciation of facts, the documentary evidence or the meaning of entries and the contents of the documents cannot be held to be raising a substantial question of law. But where it is found that the first Appellate Court has assumed jurisdiction which did not Signature Not Verified Signature Not Verified Digitally Signed Digitally Signed By:MAANAS JAJORIA Signing Date:12.12.2024 By:PURUSHAINDRA 15:34:32 KUMAR KAURAV

- 21 -

vest in it, the same can be adjudicated in the second appeal, treating it as a substantial question of law. Where the first Appellate Court is shown to have exercised its discretion in a judicial manner, it cannot be termed to be an error either of law or of procedure requiring interference in second appeal. This Court in Reserve Bank of India v. Ramkrishna Govind Morey [(1976) 1 SCC 803] held that whether the trial court should not have exercised its jurisdiction differently is not a question of law justifying interference. (See Kondiba Dagadu Kadam v. Savitribai Sopan Gujar [(1999) 3 SCC 722] .)

42. Thereafter, the Court elaborately examined the scope of the phrase 'substantial question of law' and observed that in order for a question to be substantial, it must be debatable, unsettled and directly material to the case at hand so as to affect the outcome of the case one way or the other. Further, the question being raised must have a foundation in the pleadings and must emanate from the substantial factual findings of the first Appellate Court. Put otherwise, a question cannot be raised out of thin air in a second appeal, without any foundation in the pleadings, in order to fulfil the criteria of the second appeal.

43. The Court then summarized the principles associated with Section 100 CPC and also laid down the scope of interference in concurrent findings of the Court of first instance and the first Appellate Court, in the following terms:-

24. The principles relating to Section 100 CPC relevant for this case may be summarised thus:
(i) An inference of fact from the recitals or contents of a document is a question of fact. But the legal effect of the terms of a document is a question of law. Construction of a document involving the application of any principle of law, is also a question of law. Therefore, when there is misconstruction of a document or wrong application of a principle of law in construing a document, it gives rise to a question of law.
(ii) The High Court should be satisfied that the case involves a substantial question of law, and not a mere question of law. A Signature Not Verified Signature Not Verified Digitally Signed Digitally Signed By:MAANAS JAJORIA Signing Date:12.12.2024 By:PURUSHAINDRA 15:34:32 KUMAR KAURAV
- 22 -

question of law having a material bearing on the decision of the case (that is, a question, answer to which affects the rights of parties to the suit) will be a substantial question of law, if it is not covered by any specific provisions of law or settled legal principle emerging from binding precedents, and, involves a debatable legal issue. A substantial question of law will also arise in a contrary situation, where the legal position is clear, either on account of express provisions of law or binding precedents, but the court below has decided the matter, either ignoring or acting contrary to such legal principle. In the second type of cases, the substantial question of law arises not because the law is still debatable, but because the decision rendered on a material question, violates the settled position of law.

(iii) The general rule is that the High Court will not interfere with the concurrent findings of the courts below. But it is not an absolute rule. Some of the well-recognised exceptions are where

(i) the courts below have ignored material evidence or acted on no evidence; (ii) the courts have drawn wrong inferences from proved facts by applying the law erroneously; or (iii) the courts have wrongly cast the burden of proof. When we refer to „decision based on no evidence‟, it not only refers to cases where there is a total dearth of evidence, but also refers to any case, where the evidence, taken as a whole, is not reasonably capable of supporting the finding." [Hero Vinoth v. Seshammal, (2006) 5 SCC 545 at pp. 552-56, paras 17-24.]"

44. The foregoing discussion reveals that an onerous burden is cast upon the appellant in a second appeal under Section 100 CPC. The existence of a substantial question of law is a sine qua non for entertaining a second appeal. Moreover, such a question must meet the threshold of a 'substantial‟ question in accordance with the criteria set out above.

45. The Supreme Court, in Kiran Singh v. Chaman Paswan10, held that the Code of Civil Procedure does not vest a Court of second appeal with the jurisdiction to reexamine questions of fact upon which findings have been recorded by the Courts below. It further observed 10 (1954) 1 SCC 710 Signature Not Verified Signature Not Verified Digitally Signed Digitally Signed By:MAANAS JAJORIA Signing Date:12.12.2024 By:PURUSHAINDRA 15:34:32 KUMAR KAURAV

- 23 -

that such findings, even if erroneous, cannot be reversed merely on the grounds of overvaluation or undervaluation, unless it can be demonstrably shown that the error was a direct consequence of such overvaluation or undervaluation. The relevant extract reads as under:-

"14. That brings us to the question as to what is meant by "prejudice" in Section 11 of the Suits Valuation Act. Does it include errors in findings on questions of fact in issue between the parties? If it does, then it will be obligatory on the court hearing the second appeal to examine the evidence in full and decide whether the conclusions reached by the lower appellate court are right. If it agrees with those findings, then it will affirm the judgment; if it does not, it will reverse it. That means that the court of second appeal is virtually in the position of a court of first appeal. The language of Section 11 of the Suits Valuation Act is plainly against such a view. It provides that overvaluation or undervaluation must have prejudicially affected the disposal of the case on the merits. The prejudice on the merits must be directly attributable to overvaluation or undervaluation and an error in a finding of fact reached on a consideration of the evidence cannot possibly be said to have been caused by overvaluation or undervaluation. Mere errors in the conclusions on the points for determination would therefore be clearly precluded by the language of the section. It must further be noted that there is no provision in the Civil Procedure Code, which authorises a court of second appeal to go into questions of fact on which the lower appellate court has recorded findings and to reverse them. Section 103 was relied on in Ramdeo v. Raj Narain [Ramdeo v. Raj Narain, 1948 SCC OnLine Pat 91 : ILR (1948) 27 Pat 1091 : AIR 1949 Pat 278] as conferring such a power. But that section applies only when the lower appellate court has failed to record a finding on any issue, or when there had been irregularities or defects such as fall under Section 100 CPC. If these conditions exist, the judgment under appeal is liable to be set aside in the exercise of the normal powers of a court of second appeal without resort to Section 11 of the Suits Valuation Act. If they do not exist, there is no other power under the Civil Procedure Code authorising the court of second appeal to set aside findings of fact and to re-hear the appeal itself on those questions. We must accordingly hold that an appellate court has no power under Section 11 of the Suits Valuation Act to consider whether the findings of fact recorded by the lower appellate court are correct, and that error in those findings cannot be held to be prejudice within the meaning of that section."
Signature Not Verified Signature Not Verified
Digitally Signed                                                                           Digitally Signed
By:MAANAS JAJORIA
Signing Date:12.12.2024                                                                    By:PURUSHAINDRA
15:34:32                                                                                   KUMAR KAURAV
                                                           - 24 -


46. Furthermore, in addition to the failure of the appellant to meet the threshold of raising any substantial question of law, it is equally important to note that the findings rendered by both the Courts below are at ad-idem. A Court of the second appeal, normally, would not interfere in the impugned judgment on the ground of erroneous findings of fact, however, gross or inexcusable the error may seem to be11. It is pertinent to point out that post the 1976 amendment, the scope of the second appeal under Section 100 CPC was further curtailed and only in cases wherein the substantial questions of law arise, a second appeal is permissible, as discussed above. The rigors of Section 100 CPC become more stringent when the second appeal is filed assailing the concurrent findings of the Courts below, as in the case at hand. In Bholaram v. Amirchand12, the second Appellate Court set aside the impugned judgment on the ground that the findings are perverse and in disregard to the material available on record.

However, the Supreme Court while setting aside the High Court judgment held that, even if we accept the rationale of the High Court, at best it could be termed as error in findings of fact but that itself would not entitle the High Court to interfere in the absence of a clear error of law. As seen from the decision in the case of Thiagarajan v. Sri Venugopalaswamy B. Koil13, the Supreme Court has observed that where the findings of facts by the lower Appellate Court are based on evidence, the second Appellate Court cannot ouster such finding and substitute it with its own finding on re-appreciation of evidence merely on the ground that another view was possible.

11

Ramtran Shukul v. Mussumat Nandu (1892) 19 Cal 249 (252) (PC).

12

(1981) 2 SCC 414.

13

(2004) 5 SCC 762.

Signature Not Verified Signature Not Verified
Digitally Signed                                                                    Digitally Signed
By:MAANAS JAJORIA
Signing Date:12.12.2024                                                             By:PURUSHAINDRA
15:34:32                                                                            KUMAR KAURAV
                                                                - 25 -


47. Interference in the concurrent findings of the fact is permitted but only in exceptional circumstances, such as erroneous application of law, casting wrong burden of proof, incorrect inference based on misapplication of law etc. As a second appeal is not the third trial on facts and the first Appellate Court is final arbiter of facts, this interference by the second Appellate Court is rarity rather than regularity. In Jai Singh v. Shakuntala 14, the Supreme Court held that it is permissible to interfere even on questions of fact but it has to be done only in exceptional circumstances. The Court observed as under:-

"6. ...While scrutiny of evidence does not stand out to be totally prohibited in the matter of exercise of jurisdiction in the second appeal and that would in our view be too broad a proposition and too rigid an interpretation of law not worthy of acceptance but that does not also clothe the superior courts within jurisdiction to intervene and interfere in any and every matter-- it is only in very exceptional cases and on extreme perversity that the authority to examine the same in extenso stands permissible--it is a rarity rather than a regularity and thus in fine it can be safely concluded that while there is no prohibition as such, but the power to scrutiny can only be had in very exceptional circumstances and upon proper circumspection."

48. Therefore, as the issues raised fall entirely within the domain of factual inquiry and verification of documents, this Court finds no merit in the present appeal. The questions formulated by the appellant fail to meet the threshold of substantial questions of law and do not merit interference. The appeal, thus, stands dismissed, along with the pending application(s).

(PURUSHAINDRA KUMAR KAURAV) JUDGE DECEMBER 09, 2024/MJ/sd 14 AIR 2002 SC 1428.

Signature Not Verified Signature Not Verified
Digitally Signed                                                                           Digitally Signed
By:MAANAS JAJORIA
Signing Date:12.12.2024                                                                    By:PURUSHAINDRA
15:34:32                                                                                   KUMAR KAURAV