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 22, Cited by 0]

Karnataka High Court

Sri Vivek Jain vs The Deputy Commissioner on 4 June, 2024

Author: M. Nagaprasanna

Bench: M. Nagaprasanna

                           1



Reserved on   : 24.04.2024
Pronounced on : 04.06.2024
                                                       R
       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

           DATED THIS THE 04TH DAY OF JUNE, 2024

                          BEFORE

         THE HON'BLE MR. JUSTICE M. NAGAPRASANNA

         WRIT PETITION No.14704 OF 2021 (GM - RES)



BETWEEN:


SRI VIVEK JAIN
S/O JNANCHAN JAIN,
AGED ABOUT 33 YEARS,
RESIDING AT NO.3140,
6TH CROSS, KUVEMPU NAGAR,
CHANNAPATNA TOWN - 562 160.
RAMANAGARA DISTRICT.
                                              ... PETITIONER

(BY SRI SANDESH J.CHOUTA, SR.ADVOCATE A/W
    SRI NARENDRA P.R., ADVOCATE)

AND:

1.   THE DEPUTY COMMISSIONER
     RAMANAGARA DISTRICT
     HAVING OFFICE AT VIJAYA NAGAR,
     RAMANAGARA DISTRICT,
     KARNATAKA - 562 159.
                           2



2.   THE PRESIDENT AND
     ASSISTANT COMMISSIONER,
     SENIOR CITIZEN TRIBUNAL,
     RAMANAGARA SUB-DIVISION,
     RAMANAGARA - 562 159.
     RAMANAGARA DISTRICT.

3.   SRI SRINIVAS
     S/O LATE S.R.SAMPATHU,
     AGED ABOUT 74 YEARS,
     RESIDING AT 3RD CROSS,
     KUVEMPU NAGAR,
     CHANNAPATNA TOWN - 562 160.
     RAMANAGARA DISTRICT.

4.   SRI C.S.HARSHA
     S/O SRI SRINIVAS,
     AGED ABOUT 41 YEARS,
     RESIDING AT 4TH BLOCK,
     5TH MAIN, VIVEKANANDANAGARA
     CHANNAPATNA TOWN - 562 160.
     RAMANAGARA DISTRICT.

5.   SRI C.S.THILAK
     S/O SRI SRINIVAS,
     AGED ABOUT 37 YEARS,
     RESIDING NEAR MAHADESHWARA TEMPLE
     AND DIVYA NIKETHAN SCHOOL,
     CHANNAPATNA TOWN - 562 160.
     RAMANAGARA DISTRICT.
                                          ... RESPONDENTS

(BY SMT.NAVYA SHEKHAR, AGA FOR R1 AND R2;
    SMT.LAKSHMY IYENGAR, SR.ADVOCATE A/W
    SRI SRIKANTH M., ADVOCATE FOR R-3 AND R-5;
    SRI SATYANARAYANA REDDY, ADVOCATE FOR R4)
                                    3



     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
IMPUGNED ORDER DATED 07.07.2021 PASSED BY THE R2 AS PER
THE ANNEXURE-A AND I.E, PRESIDENT AND ASSISTANT
COMMISSIONER SENIOR CITIZEN TRIBUNAL, RAMANAGARA SUB-
DIVISION, RAMANGARA UNDER WHICH THE R2 CANCELLED THE
GIFT DEED DATED 20.06.2019 EXECUTED BY R3 IN FAVOUR OF R4
AND SALE DEED DATED 19.12.2019 WHICH WAS EXECUTED BY
THE R4 IN FAVOUR OF THE PETITIONER.


     THIS WRIT PETITION HAVING BEEN HEARD AND RESERVED
FOR ORDERS ON 24.04.2024, COMING ON FOR PRONOUNCEMENT
THIS DAY, THE COURT MADE THE FOLLOWING:-


                                  ORDER

The petitioner is before this Court calling in question the order dated 07-07-2021 passed by the 2nd respondent/Assistant Commissioner under the Maintenance and Welfare of Parents and Senior Citizens Act, 2007 ('the Act' for short) cancelling the Gift Deed dated 20-06-2019 and subsequent sale deed dated 19-12-2019.

2. The facts, in brief, germane are as follows:

The 3rd respondent is the father of respondents 4 and 5. The 3rd respondent owned certain property; initially executes a gift deed 4 in favour of his wife in the year 2000. The wife of the 3rd respondent who was the donee dies in the year 2015. After the death of his wife, the 3rd respondent who was the donor, gifts the property again to the 4th respondent, his son by execution of a gift deed dated 20-06-2019. After the said gift deed, the name of the 4th respondent is entered in all revenue records depicting him to be the owner of the said property. On the strength of him becoming the absolute owner of the property, the 4th respondent sells the property in favour of the present petitioner on 19-12-2019 on certain consideration. Two years after the said sale, the 3rd respondent, earlier donor knocks at the doors of the Assistant Commissioner invoking Section 23 of the Act. The Assistant Commissioner, in terms of the impugned order, sets aside the Gift Deed, so executed on 20-06-2019 and the sale deed executed in favour of the present petitioner by the son on 19-12-2019 by which, the property that was purchased by the present petitioner is taken off. It is therefore, the petitioner is before this Court in the subject petition.
5

3. Heard Sri Sandesh J. Chouta, learned senior counsel appearing for the petitioner, Smt. Navya Shekhar, learned Government Advocate appearing for respondents 1 and 2, Smt. Lakshmy Iyengar, learned senior counsel appearing for respondents 3 and 5 and Sri Satyanarayana Reddy, learned counsel appearing for respondent No.4.

4. The learned senior counsel Sri Sandesh J.Chouta would vehemently contend that the gift deed did not contain any such condition for the Assistant Commissioner to have entertained the petition. The learned senior counsel would further contend that the Assistant Commissioner could not have set aside the sale deed executed in favour of the petitioner. He would submit that the issue stands answered by plethora of judgments of the Apex Court and this Court and even the High Court of Kerala interpreting the provisions of the Act. He would submit that the order of the Assistant Commissioner should be quashed and status quo ante should be restored in favour of the present purchaser/petitioner.

He would further submit that all other issues between the parties can be agitated before the civil Court.

6

5. Per-contra, the learned senior counsel Smt. Lakshmy Iyengar appearing for respondent No.3/father/donor would seek to demonstrate that after the death of his wife the property would not devolve back to the to the hands of the donor and all the members of the family would become entitled to seek share in the property, as the donee of the gift is no more. The learned senior counsel would submit that the father has assumed that the property had devolved back to him and accordingly gifted the property in favour of the 4th respondent. The 2nd gift in line is in the year 2019 and the son/4th respondent has executed a sale deed on 19-12-2019. It is her submission that all the actions after the death of the wife of the 3rd respondent are all a nullity in law. The learned senior counsel would contend that all the parties have to approach the civil Court for determination of their right. The learned senior counsel would submit that the petitioner who is a subsequent purchaser cannot have a right more than what the 4th respondent would have. The 4th respondent is the donee of the gift deed. The learned senior counsel would submit that the property standing in the name of the father was a commercial property. He was deriving right over it till the 7 sale deed is executed. Therefore, on these grounds she would seek dismissal of the petition.

6. The learned senior counsel for the petitioner would join issue to contend that at the time of sale, the father was present.

The petitioner and the 4th respondent together have transferred an amount of `15/- lakhs to the account of the father and an amount of `10,000/- as monthly interest is paid to the father out of the said funds. This is not disputed by the learned senior counsel for the 3rd respondent. This submission is also acknowledged by the learned counsel representing the son/4th respondent who has sold the property in favour of the petitioner. These submissions are made to contend that the father is not left high and dry. He has, in fact, amount in his account and `10,000/- every month is being paid to him. On these grounds, the learned senior counsel for the petitioner would contend that the Assistant Commissioner could not have exercised his jurisdiction to annul the gift deed.

7. I have given my anxious consideration to the submissions made by the learned senior counsel and have perused the material 8 on record. In furtherance whereof, the issue that falls for consideration is:

'Whether the Assistant Commissioner could have entertained the petition under Section 23 of the Act and set aside the gift deed dated 20-06-2019 and the subsequent sale deed dated 19-12-2019?'

8. The afore-narrated facts are not in dispute, but would require a little elaboration. The lis has three protagonists - one, the 3rd respondent/father (hereinafter referred to as the donor or father as the case may be), second, the 4th respondent (hereinafter referred to as 'the donee') and the third, the petitioner, purchaser from the hands of the donee. It is not in dispute that the donor owned certain property, which is the subject matter of the present petition. The said property becomes the subject matter of a gift executed by the donor initially on 15-03-2000 in favour of his wife, one Smt. Kalavathi. It is said that Smt. Kalavathi during her life time had executed a mortgage deed in favour of State Bank of India as security for the loan secured by her. The said deed was executed on 07-11-2012. The wife dies on 29-10-2015. After the 9 death of the wife, the records of the property again reverted back to the donor, the 3rd respondent as his wife was no more and the donor was alive. The donor enjoyed the property for over four years. He then executes a gift deed on 20-06-2019 in favour of the 4th respondent/donee. After execution of the gift deed, a release deed is executed by the 5th respondent, the other son of the donor.

Therefore, the 4th respondent becomes the absolute owner of the property. The 4th respondent clears all the dues to the State Bank of India, a loan that was availed by the mother of the 4th respondent. Thereafter the State Bank of India executes a discharge deed in favour of the 4th respondent on 12-11-2019.

Thus, the property becomes free from all encumbrances. It is then, the 4th respondent sells the property in favour of the present petitioner by execution of sale deed dated 19-12-2019. Now all the records are in favour of the petitioner pursuant to the said sale deed. The proceeds of sale were also distributed to the donor viz., `15/- lakhs was paid to him by way of deposit being made in the Life Insurance Corporation of India in favour of the donor and `10,000/- per month being remitted to the bank account of the 10 father/donor. The afore-quoted facts are admitted, as they are borne out of records. Then begins the problem.

9. The father/donor approaches the Assistant Commissioner invoking Section 23 of the Act contending that he is not being taken care of and the gift deed is taken by playing fraud upon him. The Assistant Commissioner issues notice to all the concerned. The present petitioner was also made a party before the Assistant Commissioner. He was 3rd respondent. The issue now would be whether the Assistant Commissioner could have entertained the petition before him in the teeth of recitals in the gift deed.

Therefore, it becomes necessary to notice the gift deed. The gift deed reads as follows;

"ಸ ಎರಡು ಾ ರದ ಹ ೊಂಭತ ೆ ಇಸ ಜೂ ಾ ೇ ಾ ೕಖು ಇಪ ತರಲು (20- 06-2019) )ಾಮನಗರ -.ೆ, ಚನ1ಪಟ3ಣ 5ೌ , ಕು8ೆಂಪ9ನಗರ, 3 ೇ ಅಡ<ರ ೆ, 2290/1 ೇ ನಂಬ? ಮ ೆಯA 8ಾಸ8ಾBರುವ DEೕ ಎF.DEೕH8ಾFರವರ ಮಗ ಸು ಾರು 39 ವಷJ ವಯಸುKಳM DEೕ ಹಷJ N.ಎF. ರವ Oೆ (ಆQಾ?
         N.ಎF         ಆQಾ? ನಂ.337498055290
                           ನಂ.337498055290)
                             .337498055290


)ಾಮನಗರ -.ೆ, ಚನ1ಪಟ3ಣ 5ೌ . ಕು8ೆಂಪ9ನಗರ, 3 ೇ ಅಡ<ರ ೆ, 2290/1 ೇ ನಂಬ? ಮ ೆಯA 8ಾಸ8ಾBರುವ .ೇV ಎF.ಆ?.ಸಂಪW ರವರ ಮಗ ಾಗೂ Hನ1 ತಂXೆಯು ಆದ ಸು ಾರು 76 ವಷJ ವಯಸುKಳM DEೕ ಎF.
ಎF.DEೕH8ಾF ಆದ ಾನು ಬ)ೆNYೊಟ3 XಾನಪತE.
ಆXಾB Zೆಡೂ[\ನA ನಮೂ]Nರುವ ಸ^ತು ನನOೆ ಸ^_ಾ-Jತ8ಾB ಬಂದು ಅಂದ)ೆ )ಾಮನಗರ -.ೆ, ಚನ1ಪಟ3ಣ 5ೌ , © ` ಜ Oೆ ೇ ದ ಎಂ.-.)ೋ`ನAರುವ ಮುHNಪ\ 11 aೋ? ನಂ.1177 ಮತು 1178ರA Xಾಖ.ಾBರುವ ಅಳ ೆ 17x50 ಅ`ವ9ಳM ಅಂಗ` ಮತು ಮ ೆ ಸಹ ೇ ಪc ಾJ ಸ^ತು dೕಲeಂಡ ಎF.DEೕH8ಾF ಮತು ನನ1 ಸ ೋದರ ಾಗೂ .ೇV ಎF.ಆ?.ಸಂಪWರವರ ಮಗ ಎF.ಪEYಾf ಆದ ನಮgಗhOೆ ಜಂi_ಾB ] ಾಂಕ 04-01-1979 ಚನ1ಪಟ3ಣ ಉಪ ೋಂದkಾlYಾ ರವರ ಕmೇ ಯA 1 ೇ ಪ9ಸಕದ 2741 ೇ ಸಂಪ9ಟದ 5-7 ೇ ಪ9ಟಗಳA 2714/78-79 ೇ ನಂಬ)ಾB - ಾnBರುವ ಕEಯಪತEದ ಮೂಲಕ ನಟ)ಾಜಯ[ರವರ ªÀÄUÀ ¹.J£ï ಪEYಾfರವ ಂದ ಬಂದು ನಂತರ dೕಲeಂಡ ಎF.DEೕH8ಾF ಆದ ನನ1 ೆಸ Oೆ ನನ1 ಸ ೋದರ ಎF.ಪEYಾfರವರು ] ಾಂಕ 08-12-1992gÀAzÀÄ ಚನ1ಪಟ3ಣ ಉಪ ೋಂದkಾlYಾ ರವರ ಕmೇ ಯA 1 ೇ ಪ9ಸಕದ 3074 ೇ ಸಂಪ9ಟದ 12-14 ೇ ಪ9ಟಗಳA 1841/92-93 ೇ ನಂಬ)ಾB -ಸುn ಾ`Yೊi3ರುವ Aೕo _ಾ ಹಕುe Hವೃq ಪತEದ ಮೂಲಕ ಬಂದು ನಂತರ ನನ1 ೆಸ Oೆ ಚನ1ಪಟ3ಣ ನಗರಸrೆಯA sಾ ೆ_ಾB ಸದ ಚನ1ಪಟ3ಣ ನಗರಸrೆಯA ಗಣtೕಕೃತ ಇ-sಾ ೆ_ಾB ನನ1 ಸಂಪcಣJ ಹಕುerಾದ[ ೆOೆ ಒಳಪಟು3, ಾA ನನ1 ಾ^lೕ ಾನುಭವದAರುವ ಸ^ ಾBರುತXೆ. Zೆಡೂ[\ ಸ^qOೆ ಾನಲXೆ 'wೇ)ೆ _ಾರೂ ಹಕುeXಾರರು, 8ಾರಸುKXಾರರು ಇರುವ9]ಲ.
ಅXಾB dೕಲeಂಡ DEೕ ಹಷJ N.ಎF. Dದ Hೕನು ನನ1 sಾ ಾ ಮಗ ಾBದುx ಾನು Zೆಡೂ[\ ಸ^ತನು1 HನOೆ Xಾನ8ಾB Yೊಡು ೇ ೆಂದು ೇhದxರ dೕ)ೆOೆ ಈ ]ವಸ ಈ ಪತEದA ಕಂಡ ಾzಗಳ ಸಮ{ಮ ಾಗೂ ನಮg ಕುಲXೇವರ |Eೕತ[ಥJ8ಾB, _ಾರ ~ೆEೕರkೆಗೂ, _ಾರ ಒ ಾಯಕೂe ಒಳಪಡXೆ ನನ1 ಸ^ಇ•ೆ€•ಂದ HಮOೆ Xಾನ8ಾB Yೊi3ರು ೇ ೆ. Zೆಡೂ[\ Xಾನದ ಸ^ತನು1 ಸಹ ಈ ]ವಸ8ೇ Hಮg ಾ^lೕನYೆe ‚ಟು3Yೊi3ರು ೇ ೆ.
ಇ°èAದ ಮುಂXೆ Zೆಡೂ[\ ಸ^qOೆ Hೕ8ೇ ಸಂಪcಣJ ಹಕುeXಾರರು ಮತು ಾAೕಕರು ಆB Hಮg ೆಸ Oೆ ನಗರಸrೆಯA sಾ ೆ, ವOೈ)ೆ ಪ ವqJNYೊಂಡು ಸYಾJರYೆe ಕಂXಾಯವನು1 ~ಾವq ಾಡುತ Hಮg ಇZಾ3ನು ಾರ Hಮg ಪ9ತE, ~ೌತE, ವಂಶ ~ಾರಂಪgÀå8ಾB ಸುಖ]ಂದ ಅನುಭ NYೊಂಡು ೋಗು ಾ Zೆಡೂ[\ ಸ^qನA NಗಬಹುXಾದ Hl. H...ೇಪ ಜಲ, ತರು, ~ಾಷkಾ] ಅಷ3rೋಗ ೇಜ ೌಮ[ಂಗhಗೂ wಾದ[)ೆHN ಸದ Zೆಡೂ[\ ಸ^ತನು1 ಕEಯ, Xಾನ, rೋಗ[, ಆQಾರ. ಇತ)ೆ ವOೈ)ೆ ಪತEಗಳನು1 ಾ`Yೊಂಡು ೋಗಲು ಮತು Zೆಡೂ[\ ಸ^qನ dೕ.ೆ wಾ[ಂ† ಮತು ಇತ)ೆ ಸಂಘ ಸಂ ೆˆಗಳA ಾಲ ವOೈ)ೆ ಪaೆದುYೊಂಡು Hಮg ಇZಾ3ನು ಾರ ಅನುಭ NYೊಂಡು ಾಗೂ ವ[ವಹ NYೊಂಡು ೋಗಲು ಪcಣJ ಹಕುeಳ‰Mವ)ಾBರುqೕ .
²ªÁ¬Ä: ಇAಂದ ಮುಂXೆ Zೆಡೂ[\ ಸ^qನ dೕ.ೆ HನಗಲXೇ ಮತು Hಮg ಮಕehಗಲXೆ ನನOಾಗAೕ, ನನ1 ಸಂತqಯ wೇ)ೆ _ಾ Oೇ ಆಗA _ಾವ9Xೇ ೕqಯ ಹಕುewಾದ[ ೆಗಳ‰ ಇರುವ9]ಲ. Zೆಡೂ[\ ಸ^ತನು1 ಈ ]ವಸ HಮOೆ Xಾನ8ಾB ಬ)ೆದುYೊi3ರುವ9ದಲXೇ ಈ ŠಂXೆ wೇ)ೆ _ಾ ಗೂ _ಾವ9Xೇ ೕqಯ ಕEಯ. rೋಗ[, ಆQಾರ, Xಾನ, rಾಗ ಇತ)ೆ ವOೈ)ೆ ಕ)ಾರು 12 ಪತEಗಳನು1 ಾ`ರುವ9]ಲ8ೆಂದು ಪcಣJ ನಂ‚Yೆ ಸಹ ೇhರುವ9ದಲXೆ ಸದ Zೆಡೂ[\ ಸ^qನ dೕ.ೆ _ಾವ9Xೇ ೕqಯ ಾಲ ವOೈ)ೆಗ‹ೇನೂ ಾ`ರುವ9]ಲ8ೆಂದು ಾಗೂ ಸದ Zೆಡೂ[\ ಸ^ತನು1 _ಾವ9Xೇ wಾ[ಂಕುಗhOಾಗA ಅಥ8ಾ ಸಂಘ-ಸಂ ೆˆಗhOಾಗA ಈಡು ಾ`ರುವ9]ಲ8ೆಂದು ಾಗೂ ಈ ತಹ\ವ)ೆಗೂ Zೆಡೂ[\ ಸ^qನ •ಾರದA _ಾವ9Xೇ ೕqಯ ತಂ5ೆ ತಕ)ಾರುಗಳ‰, 8ಾರಸುK ತಕ)ಾರುಗಳ‰ ಏನೂ ಇರುವ9]ಲ ಪcಣJ ನಂ‚Yೆ ಸಹ ೇhರು ೇ ೆ. ಾಗೂ ಒಂದು 8ೇ‹ೆ ಮುಂXೆ Zೆಡೂ[\ ಸ^qನ dೕ.ೆ _ಾವ9Xೇ ೕqಯ ತಂ5ೆ ತಕ)ಾರುಗಳ‰, 8ಾರಸು ತಕ)ಾರು ಕಂಡು ಬಂದ)ೆ ಾ ೇ ಖುದುx ಜ8ಾwಾx •ಂದ ಬOೆಹ NYೊಡಲು ಬದ•)ಾBರು ೇ ೆ.
-: Zೆಡೂ[\ ಸ^qನ ವರ:
ವರ:-
)ಾಮನಗರ -.ೆ, ಚನ1ಪಟ3ಣ 5ೌ . 8ಾ•J ನಂ.22. ಮ ಾತg Oಾಂl ರ ೆ (ಎಂ.-.ರ ೆ), ನಂ.100 wಾ† 1 ಮುHNಪ\ನA Xಾಖ.ಾBರುವ ನಗರಸrಾ ಸ^qನ ಸಂsೆ[: 22-1-5-100 ನಗರಸrಾ ಸ^qನ ಹ‹ೆ ಸಂsೆ[: 1345/1177/1178 HಧJರkಾ ಮುHNಪ\ ಸಂsೆ[ 1466 Xಾಖ.ಾBರುವ ಅಳ ೆ ಪcವJ ಪD'ಮ 5.18 'ೕಟ?, ಉತರ ದzಣ 15.24 'ೕಟ? (ಒಟು3 78.99 ಚ.'ೕಟ?) H8ೇಶನ ಾಗೂ ಇದರA ಕi3ರತಕe 65.05 ಚ.'ೕಟ?ವ9ಳM ಆ?.N.N. ೆಲ ಅಂತಸು 8ಾ"ಜ[ ಮhOೆ ಮತು 65.05 ಚ.'ೕಟ?ವ9ಳM ಆ?.N.N. ಒಂದ ೇ ಅಂತಸು 8ಾ"ಜ[ ಮhOೆ ಸಹ ೇ ಪc ಾJ ಸ^qOೆ ಚಕುeಬಂ]:
            ¥ÀƪÀðPÉ:     22-1-5-102
            ¥À²ÑªÀÄPÉÌ    22-1-5-98
            ಉತರYೆe        22-1-5-ರ ೆ
            zÀQëtPÉÌ      22-1-512-127


ಈ ಮQೆ[ ಇರುವ ಪc ಾJ ಸ^ತನು1 dೕಲeಂಡಂ ೆ ನನ1 ಮಗ DEೕ ಹಷJ N.ಎF. ಆದ HಮOೆ Xಾನ8ಾB Yೊi3ರು ೇ ೆಂದು ಒ| ಬ)ೆNYೊಟ3 Xಾನ ಪತE ಸŠ, ಸದ Xಾನದ ಸ^ತನು1 dೕಲeಂಡ DEೕ ಹಷJ N.ಎF. ಆದ ಾನು ಸಹ ಒ| ಮುಪ qHಂದ Xಾನ8ಾB N^ೕಕ Nರು ೇ ೆ."

The gift deed supra admittedly does not contain any condition that the son should take care of the necessities basic or otherwise of the father during his life time and in the absence of such condition, whether the Assistant Commissioner could have annulled the gift 13 deed is the issue that needs consideration. The said issue need not detain this Court for long or delve deep into the matter. It has borne consideration by the Apex Court and by judgments rendered by this Court and other High Courts.

10. The Apex Court in the case of SUDESH CHHIKARA v.

RAMTI DEVI1 has held as follows:

"CONSIDERATION OF SUBMISSIONS

11. We have given careful consideration to the submissions. Before dealing with the factual aspects, it is necessary to advert to the legal aspects. The Sub-Divisional Magistrate acting as the Maintenance Tribunal under the 2007 Act has invoked the power under Section 23 to declare that the subject release deed was void. The 2007 Act has been enacted for the purposes of making effective provisions for the maintenance and welfare of parents and senior citizens guaranteed and recognized under the Constitution of India. The Maintenance Tribunal has been established under Section 7 to exercise various powers under the 2007 Act. Section 8 provides that the Maintenance Tribunal, subject to any rules which may be framed by the Government, has to adopt such summary procedure while holding inquiry, as it deems fit. Apart from the power to grant maintenance, the Tribunal exercises important jurisdiction under Section 23 of the 2007 Act which reads thus:

"23. Transfer of property to be void in certain circumstances.-- (1) Where any senior citizen who, after the commencement of this Act, has transferred by way of gift or otherwise, his property, subject to the condition that the transferee shall provide the basic amenities and basic physical needs to the transferor and such transferee refuses or fails to provide such amenities and physical needs, the said transfer of property shall be 1 2022 SCC OnLine SC 1684 14 deemed to have been made by fraud or coercion or under undue influence and shall at the option of the transferor be declared void by the Tribunal.
(2) Where any senior citizen has a right to receive maintenance out of an estate and such estate or part thereof is transferred, the right to receive maintenance may be enforced against the transferee if the transferee has notice of the right, or if the transfer is gratuitous; but not against the transferee for consideration and without notice of right.
(3) If, any senior citizen is incapable of enforcing the rights under sub-sections (1) and (2), action may be taken on his behalf by any of the organisation referred to in Explanation to sub-section (1) of section 5."

(emphasis added)

12. Sub-section (1) of Section 23 covers all kinds of transfers as is clear from the use of the expression "by way of gift or otherwise". For attracting sub-section (1) of Section 23, the following two conditions must be fulfilled:

a. The transfer must have been made subject to the condition that the transferee shall provide the basic amenities and basic physical needs to the transferor; and b. the transferee refuses or fails to provide such amenities and physical needs to the transferor.
If both the aforesaid conditions are satisfied, by a legal fiction, the transfer shall be deemed to have been made by fraud or coercion or undue influence. Such a transfer then becomes voidable at the instance of the transferor and the Maintenance Tribunal gets jurisdiction to declare the transfer as void.

13. When a senior citizen parts with his or her property by executing a gift or a release or otherwise in favour of his or her near and dear ones, a condition of looking after the senior citizen is not necessarily attached to it. On the contrary, very often, such transfers are made out of love and affection without any expectation in return. Therefore, when it is alleged that the conditions mentioned in sub-section (1) of Section 23 are attached to a transfer, 15 existence of such conditions must be established before the Tribunal.

14. Careful perusal of the petition under Section 23 filed by respondent no. 1 shows that it is not even pleaded that the release deed was executed subject to a condition that the transferees (the daughters of respondent no. 1) would provide the basic amenities and basic physical needs to respondent no. 1. Even in the impugned order dated 22nd May 2018 passed by the Maintenance Tribunal, no such finding has been recorded. It seems that oral evidence was not adduced by the parties. As can be seen from the impugned judgment of the Tribunal, immediately after a reply was filed by the appellant that the petition was fixed for arguments. Effecting transfer subject to a condition of providing the basic amenities and basic physical needs to the transferor - senior citizen is sine qua non for applicability of sub-section (1) of Section 23. In the present case, as stated earlier, it is not even pleaded by respondent no. 1 that the release deed was executed subject to such a condition."

(Emphasis supplied) Following the said judgment, a Division Bench of this Court in the case of NANJAPPA v. STATE OF KARNATAKA2 has held as follows:

".... .... ....

18. On careful reading of the aforesaid provisions makes it clear that all kinds of transfers as is clear from the use of the expression 'by way of gift or otherwise' so as to attract the provisions of Sub-section (1) of Section 23 of the Senior Citizens Act, the following two conditions must be fulfilled:

a) The transfer must have been made subject to the condition that the transferee shall provide the basic amenities and basic physical needs to the ransferor;

and 2 W.A.No.573 of 2022 Decided on 17-03-2023 16

b) The transferee refuses or fails to provide such menities and physical needs to the transferor.

19. If both the aforesaid conditions are satisfied, by a legal action, the transfer shall be deemed to have been made by fraud or coercion or undue influence. Such a transfer then becomes voidable at the instance of the transferor and the Maintenance Tribunal gets jurisdiction to declare the transfer as void.

20. Though a specific contention is urged by the learned Senior Counsel for the appellant that in view of the scope and object of the Senior Citizens Act, it is deemed that the transferee shall provide the basic amenities and basic physical needs to the transferor and such transferee refuses or fails to provide such amenities and physical needs, the said transfer of property made by him would be null and void, it is an undisputed fact that when a senior citizen parts with his or her property by executing a gift or a release or otherwise in favour of his or her near and dear ones, a condition of looking after the senior citizen is not necessarily attached to it. On the contrary, very often, such transfers are made out of love and affection without any expectation in return. Therefore, when it is alleged that the conditions mentioned in Sub-section (1) of Section 23 of the Senior Citizens Act are attached to a transfer, existence of such conditions must be established before the Tribunal.

21. In the present case, on careful perusal of the document executed by the appellant in favour of the 3rd respondent, who happens to be the brother of the appellant, it does not contain any stipulation that the 3rd respondent is under the obligation to maintain the present appellant. In the absence of the same and in view of the provisions of Sub-sections (1) and (2) of Section 23 of the Senior Citizens Act, the transaction could be declared as null and void provided the same contains the stipulation that the transferee shall maintain the senior citizen and the aforesaid Gift Deed does not contain any such stipulation. In the absence of any condition stipulated in the documents, the 17 provisions of Sub-sections (1) and (2) of Section 23 of the Senior Citizens Act are not attracted.

22. Our view is fortified by the dictum of the Hon'ble Supreme Court in the case of Sudesh Chhikara -vs- Ramti Devi reported in LAWS (SC) 2022-12-17 wherein at paragraphs-12, 13 and 14 it is held as under:

"12. Sub-section (1) of Section 23 covers all kinds of transfers as is clear from the use of the expression "by way of gift or otherwise". For attracting sub-section (1) of Section 23, the following two conditions must be fulfilled:
a. The transfer must have been made subject to the condition that the transferee shall provide the basic amenities and basic physical needs to the transferor; and b. The transferee refuses or fails to provide such amenities and physical needs to the transferor.
If both the aforesaid conditions are satisfied, by a legal fiction, the transfer shall be deemed to have been made by fraud or coercion or undue influence. Such a transfer then becomes voidable at the instance of the transferor and the Maintenance Tribunal gets jurisdiction to declare the transfer as void.
13. When a senior citizen parts with his or her property by executing a gift or a release or otherwise in favour of his or her near and dear ones, a condition of looking after the senior citizen is not necessarily attached to it. On the contrary, very often, such transfers are made out of love and affection without any expectation in return. Therefore, when it is alleged that the conditions mentioned in sub-

section (1) of Section 23 are attached to a transfer, existence of such conditions must be established before the Tribunal.

14. Careful perusal of the petition under Section 23 filed by respondent no. 1 shows that it is not even pleaded that the release deed was executed subject to a condition that the transferees (the daughters of respondent no. 1) would provide the basic amenities and basic physical needs to respondent no. 1. Even in the impugned order dated 22nd May 2018 passed by 18 the Maintenance Tribunal, no such finding has been recorded. It seems that oral evidence was not adduced by the parties. As can be seen from the impugned judgment of the Tribunal, immediately after a reply was filed by the appellant that the petition was fixed for arguments. Effecting transfer subject to a condition of providing the basic amenities and basic physical needs to the transferor - senior citizen is sine qua non for applicability of sub-section (1) of Section

23. In the present case, as stated earlier, it is not even pleaded by respondent no. 1 that the release deed was executed subject to such a condition."

23. Though in the present case, a specific contention is being taken by the learned Senior Counsel for the appellant that, the appellant being the absolute owner of the property in question, out of love and affection executed a Gift in favour of his brother/respondent No.3 under a Gift Deed, dated 23.2.2012, with a ray of hope that the 3rd respondent/brother would take care of basic needs of medical necessities as his son was not keeping well and his daughter was settled with her husband, but respondent No.3 has changed attitude towards him and has failed to show even love and affection towards him. The fact remains that, on the application filed by the appellant against respondent No.3, the Assistant Commissioner, who is the authority under the provisions of Sub-sections (1) and (2) of Section 23 of the Senior Citizens Act has allowed the application filed by the present appellant ignoring the conditions stipulated under the provisions of Sub- sections (1) and (2) of the Senior Citizens Act as held by the Hon'ble Supreme Court. Thereby, the learned Single Judge has rightly allowed the writ petition. In identical circumstances, the Full Bench of the Kerala High Court in the case of Subhashini -vs- District Collector, Kozhikode reported in LAWS (KER)-2020-9-81 at paragraph-52 has held as under:

"52. We conclude by answering the reference, that the condition as required under Section 23(1) for provision of basic amenities and basic physical needs to a senior citizen has to be expressly stated in the document of transfer, which transfer can only be one by way of gift or which partakes the character of gift or a similar gratuitous transfer. It is the jurisdictional fact, which the Tribunal will 19 have to look into before invoking Section 23(1) and proceeding on a summary enquiry. We answer the reference agreeing with the decision in W.A. No. 2012 of 2012 dated 28.11.2012 [Malukutty Ponnarassery v. P. Rajan Ponnarassery]. We find Shabeen Martin v. Muriel [2016 (5) KHC 603] and Sundhari v. Revenue Divisional Officer [2018 KHC 4655 = (2013) 3 KLT 1082] to be wrongly decided. We approve Radhamani v. State of Kerala [2016 (1) KHC 9] which had a recital in the document akin to that required under Section 23(1)."

24. On careful reading of the contents of the Gift Deed, dated 23.2.2012, the impugned order passed by the learned Single Judge of this Court is in consonance with the provisions of Sub-sections (1) and (2) of Section 23 of the Maintenance and Welfare of Parents and Senior Citizens Act, 2007, as the Gift Deed, dated 23.2.2011, does not contain any stipulation that respondent No.3 is under obligation to maintain the present appellant. In the absence of the same, it cannot be held that the impugned order passed by the learned Single Judge is not in consonance with the provisions of Section 23 of the Senior Citizens Act.

25. Though our conscious is in favour of the welfare of the Senior Citizens considering the scope and object of Maintenance and Welfare of Parents and Senior Citizens Act, 2007, but our hands are tied in view of the dictum of the Hon'ble Supreme Court in the case of Sudesh Chhikara, wherein while interpreting the very provisions of Sub-section (1) of Section 23 of the said Act, it has been held that the two conditions must be stipulated in the document, which is binding on all including this Court as contemplated under Article 141 of the Constitution of India.

26. The judgments relied upon by the learned Senior Counsel for the appellant are not applicable to the peculiar facts and circumstances of the present case, in view of the latest dictum of the Hon'ble Supreme Court rendered on 6th December 2022 in the 20 case of Sudesh Chhikara -vs- Ramthi Devi reported in LAWS(SC) 2022-12-17.

27. For the reasons stated above, the point raised in the present Intra Court Appeal is answered in the negative holding that the appellant has not made out any ground to interfere with the impugned order, dated 26.2.2019, passed by the learned Single Judge in Writ Petition No.52010/2016."

(Emphasis supplied) In the light of the aforesaid judgment of the Apex Court and that of the Division Bench of this Court what would unmistakably emerge is, the Assistant Commissioner could not have annulled the gift deed, unless the condition that is observed by the Apex Court in RAMTI DEVI is fulfilled in a gift deed.

11. Two divergent opinions emerge before the High Court of Kerala in SUBHASHINI v. DISTRICT COLLECTOR3. The matter was then referred to a Full Bench. The reference was made by a Division Bench in the light of conflict of two Benches where the conflict is answered in the following manner:

".... .... ....

25. Sundhari again was a case in which the parents gifted their property to their daughter. The father expired and 3 W.A.No.1460 of 2015 decided on 22-09-2020 21 problems arose between the mother and the daughter. The mother approached the Tribunal and though the Tribunal set aside the gift deed as such, the learned Single Judge found that the gift made by the father, who is no more, cannot be set aside under Section 23. The Division Bench agreed with that and found that on setting aside of gift made by the mother, she along with her daughter becomes co-owners of the property. Their right to residence as found in the deed was held to be sufficient satisfaction of the condition under Section 23(1), reckoning it to be a provision for basic amenity or physical need.

26. Section 23 (1) & (3) reads as under:

"23. Transfer of property to be void in certain circumstances.- (1) Where any senior citizen who, after the commencement of this Act, has transferred by way of gift or otherwise, his property, subject to the condition that the transferee shall provide the basic amenities and basic physical needs to the transferor and such transferee refuses or fails to provide such amenities and physical needs, the said transfer of property shall be deemed to have been made by fraud or coercion or under undue influence and shall at the option of the transferor be declared void by the Tribunal.
xxx xxx xxx (3) If, any senior citizen is incapable of enforcing the rights under sub-sections (1) and (2), action may be taken on his behalf by any of the organisation referred to in Explanation to sub-section (1) of Section 5".

27. None of the words employed in Section 23(1) has been defined in the Act except 'senior citizen'. The other words which have definite legal connotation, have to be understood in the context in which the same has been used, which is discernible from the general scope of the statute as is laid down by the Hon'ble Supreme Court in Kotak Mahindra Bank Limited; with reliance placed on an authoritative text on interpretation. Section 3 only saves any provision in the Act of 2007, inconsistent with any other enactment. The various legal terms are not differently defined and no substantive right is intended to flow from the enactment of 2007. It has to be 22 understood as not intending any conferment of rights or imposition of liabilities hitherto not conferred or imposed by the various other enactments. The Act and Section 23(1) only provides a speedy remedy. If at all there is any right conferred, it can only be that of declaration of a gift or a similar transaction, as void, on the grounds of fraud, coercion and undue influence, which otherwise would make it voidable under Section 19 of the Contract Act. The context in which the enactment was brought in, as we have already seen, is to curb the evil of alienation of senior citizens from society and the purpose is to provide expeditious adjudication and recovery of maintenance. The remedy available, prior to the Act, insofar as maintenance is concerned, which is sought to be by- passed, as has been referred to in the Act itself, is Section 125 of the Code of Criminal Procedure ['Cr.P.C.' for brevity). The relevant statutes insofar as transfer of property is concerned, would be the T.P. Act, the Indian Contract Act, 1872 and so on and so forth. The remedy to enforce a right or to annul one created by a document executed, is before the Civil Court. Does Section 23(1) relate to every such remedy, against all known forms of transfer of property, which otherwise is enforceable before the Civil Court is the vexing question we have to first deal with in considering whether the condition has to be expressly specified in the document for the jurisdiction of the Tribunal to arise.

28. Section 23 does not create or negate any substantive rights; except the one mentioned above and merely provides a procedure for speedy recovery, to ensure which a deeming fiction is created with respect to certain categories of transfer of property, made subject to a condition. The fiction created; on a breach of the specified condition, deems the transfer itself to be vitiated by reason of fraud, coercion or exercise of undue influence. The transfer of property as spoken of in the provision has to concede to the various transfers spoken of in the T.P Act. The vitiating factors are those available under common law and defined under the Indian Contract Act. Normally the transferor will have to approach the civil courts to enforce his claim to get the transfer set aside. When a remedy is sought before the 23 Civil Court, the normal rules of evidence applies and the adjudication is carried on by a judicial officer.

.... .... ....

49. One other aspect is that the option if exercised, cannot be withdrawn and if the senior citizen expires immediately after the declaration by the Tribunal, the property would revert as the estate of the deceased and every legal heir acquires a right to inherit. We specifically notice the Division Bench judgment of this court in Antony Scaria & Anr. v. District Collector & Ors. [2020 (3) KLT 183], wherein before the death of the transferor there was no declaration made by the Tribunal. The writ petition was filed by the transferor against the refusal of the Tribunal and the appellate authority to invoke its jurisdiction under Section 23(1). Pending writ petition, the transferor died when the other legal heirs sought to continue the proceedings. It was held that the right to approach the Maintenance Tribunal is in the personal capacity of the senior citizen and not a heritable right under common law. The situation would be quite different if in the life time of the senior citizen the declaration is made by the Tribunal. On his death the property devolves on the legal heirs.

.... ..... ....

52. We conclude by answering the reference, that the condition as required under Section 23(1) for provision of basic amenities and basic physical needs to a senior citizen has to be expressly stated in the document of transfer, which transfer can only be one by way of gift or which partakes the character of gift or a similar gratuitous transfer. It is the jurisdictional fact, which the Tribunal will have to look into before invoking Section 23(1) and proceeding on a summary enquiry. We answer the reference agreeing with the decision in W.A.No.2012 of 2012 dated 28.11.2012 [Malukutty Ponnarassery v. P.Rajan Ponnarassery]. We find Shabeen Martin v. Muriel [2016 (5) KHC 603] and Sundhari v. Revenue Divisional Officer [2018 KHC 4655 = 2013 (3) KLT 1082] to be wrongly decided. We 24 approve Radhamani v. State of Kerala [2016 (1) KHC 9] which had a recital in the document akin to that required under Section 23(1)."

53. In the facts and circumstances of the case, we are of the opinion that nothing further arises, for us to remand the matter to the Division Bench for consideration of the appeal itself. The document, which is the subject matter of dispute, is a settlement deed wherein there is a reservation of right of residence in the residential building as also to take usufructs from the standing coconut trees in the property. There is no condition as required under Section 23(1) expressly stated in the document. The life interest reserved in the document cannot also lead to such a condition being implied or inferred. There can be no consideration of the circumstances under which the document was executed, as has been attempted by the appellate authority. We hence, dismiss the appeal and restore the order of the Tribunal granting maintenance of Rs. 2,500/-. We are quite conscious of the fact that there is an interim order passed granting Rs. 5,000/- per month during the pendency of the appeal. The respondent is said to have complied with that order till date. We are of the opinion that what is required is the restoration of the order of the Tribunal in the facts and circumstances, leaving open the remedy of the appellant to approach the Civil Court for enforcement of any rights reserved on her under the document. We specifically restore the order of the Tribunal also in the context of the admission of the appellant that she has other children with whom she is residing. There is a contention raised that she had also resided in an Ashram for a period. If she wishes to claim further maintenance, she could approach the Tribunal in which event, the quantum would have to be proportionately shared by all the children."

(Emphasis supplied) The Full Bench of the High Court of Kerala interpreting Section 23 of the Act and analyzing the law on the point holds that unless a condition is stipulated in favour of the senior citizen in the recitals 25 of the gift deed, the Assistant Commissioner would not get jurisdiction to annul the gift deed. The Full Bench of the High Court of Kerala after answering the reference as afore-quoted left it open to the senior citizen to approach the Assistant Commissioner if the senior citizen would need enhancement of maintenance, as maintenance was already directed to be paid in the afore-quoted paragraphs.

12. Then comes certain line of judgments of the High Court of Bombay and the High Court of Madras which follow a three Judge Bench judgment of the Apex Court in the case of S.VANITHA v.

DEPUTY COMMISSIONER4. The High Court of Bombay and High Court of Madras declined to follow the judgment of the Apex Court in the case of RAMTI DEVI and hold that under the Act it is presumed that the donor should be taken care of, as love and affection cannot be restricted to just love and affection, but care and necessities. The judgments of the learned Judges of respective High Courts would only have a persuasive value. The Division Bench of this Court in the case of NANJAPPA supra has clearly 4 (2021) 15 SCC 730 26 held following the judgment in RAMTI DEVI, in its judgment rendered on 17th March 2023, that unless there is a condition, the gift deed cannot be annulled. I deem it appropriate to follow the judgment of the Apex Court in the case of RAMTI DEVI on the issue and that of the Division Bench of this Court in the case of NANJAPPA, as this Court has held following the said judgment in RAMTI DEVI in the case of S. SURESH v. ASSISTANT COMMISSIONER5 as follows:

"..... ..... .....

9. It is further germane to refer to the judgment of the Division Bench of this Court passed in W.A.No.96/2019 and connected matters disposed on 29.06.2022, wherein, the Division Bench considering the purport of Section 23 of the Act, has held as follows:

"5. We have considered the submissions made on both sides and have perused the records. Section 23(1) of the Act reads as under:
23. Transfer of property to be void in certain circumstances.--(1) Where any senior citizen who, after the commencement of this Act, has transferred by way of gift or otherwise, his property, subject to the condition that the transferee shall provide the basic amenities and basic physical needs to the transferor and such transferee refuses or fails to provide such amenities and physical needs, the said transfer of property shall be deemed to have been made by fraud or coercion or under undue influence and shall at the option of the transferor be declared void by the Tribunal.
5

W.P.No.24162 of 2022 decided on 29th March, 2023 27

6. Thus, from the perusal of the aforesaid provision, it is evident that if the Senior Citizen after commencement of the Act has gifted the property subject to the condition that the transferee shall provide the basic amenities and basic physical needs to the transferor and in case transferee refuses or fails to do so, the transfer of the property shall be deemed to have been made by fraud or coercion or under undue influence and shall at the option of the transferor be declared void by the Tribunal.

7. In the instant case, deceased-

respondent No.4, who was the mother of the appellant had executed the gift deed dated 08.07.2015. The aforesaid gift deed does not contain any stipulation with regard to maintenance of deceased-respondent No.4. The relevant extract of the Gift deed is reproduced below for the facility of reference.

"That, because of love and affection and you, my daughter viz., N.D. Vanmala is being looked after me in all manner, today, I am gifting the below mentioned schedule property, through this gift deed and along with possession of the schedule property. Hereinafter, you are required to get transfer the Khata of the schedule property in your name and to pay the revenue and also to enjoy the same with complete ownership at your wish. That except you, neither myself nor any other of my successors have no any kind of rights or interest over the schedule property hereinafter."

8. Thus from the perusal of the relevant extract of the Gift deed, it is evident that the Gift deed does not contain any condition that the transferee, namely, the appellant shall provide the basic amenities and basic physical needs to the transferor. On the other hand, Gift deed has recorded that the appellant has taken care of respondent No.4. Respondent No.4 has expired during the pendency of the appeal. In the absence of any stipulation in the gift deed with regard to the maintenance of respondent No.4, the Assistant 28 Commissioner had no authority under Section 23 of the Act to declare the Gift deed to be void. However, the aforesaid aspect of the matter has not been appreciated by the learned Single Judge.

9. For the aforementioned reasons, the order dated 15.03.2017 passed by the Assistant Commissioner, the order dated 08.11.2017 passed by the Deputy Commissioner and the order dated 14.11.2018 passed by the learned Single Judge are hereby quashed and set aside."

(emphasis supplied)

10. The afore-quoted judgments, both of the Apex Court in the case of SUDESH CHHIKARA (supra) and the order of the Division Bench would clearly indicate that the Assistant Commissioner cannot annul a gift deed, if the deed does not contain any conditions of amenities or the donor to be taken care of with all physical means. The issue in the case at hand is identical and in the considered view of this Court, stands covered on all its fours to the afore-quoted judgments. Therefore, the order of the Assistant Commissioner is rendered unsustainable, only insofar as annulment of the gift deed. The order of maintenance stands sustained."

This Court disposed of the petition following the Division Bench judgment of this Court in W.A.No.96 of 2019 disposed of on 29-06-2022.

13. On a coalesce of the judgments quoted hereinabove, what would unmistakably emerge is, that the Assistant Commissioner would get jurisdiction to annul the gift deed only if the recitals in 29 the gift deed have the condition, as observed by the Apex Court in RAMTI DEVI. The gift deed is quoted supra. There is no condition in the gift deed that would satisfy the test laid down in RAMTI DEVI. Therefore, this Court cannot but interfere with the order passed by the Assistant Commissioner.

14. There are certain developments whereby the 4th respondent/son sells the property to the petitioner, all of which are narrated hereinabove. Learned senior counsel for the 3rd respondent contends that the petitioner has no right to question the order passed by the Assistant Commissioner. I decline to accept the said submission. Before the Assistant Commissioner, the petitioner was a party; he was respondent No.3. He had to protect his property which he had purchased in accordance with law. There was nothing contrary to law when the petitioner purchased the property from the hands of the 4th respondent. Against the order passed by the Assistant Commissioner, the petitioner had approached the Deputy Commissioner by filing an appeal. The appeal is dismissed for want of maintainability and, therefore, the petitioner is before this Court. If he is to be driven to the civil 30 Court, the present order of the Assistant Commissioner will always stare at him, as he has lost the property by a stroke of pen, of the Assistant Commissioner, which I have found fault with, following the afore-quoted judgments. Therefore, the petitioner does have all the right to call the said order of the Assistant Commissioner in question before this Court, as he cannot be left remediless; more so, in the light of the fact that the order of the Assistant Commissioner cannot be interfered with by the civil Court in exercise of any jurisdiction. Therefore, the remedy lies only before this Court.

15. With regard to other submission whether the property would devolve back to the hands of the father after the death of his wife who was the recipient of the first gift deed is concerned, I leave the issue open to be agitated by the parties before a competent civil Court, as the submission of the learned senior counsel for the father is, notwithstanding he himself having executed gift deed, he had no power to execute a second gift deed, as the property even according to him did not come to him and he could not have executed the gift deed and the family members 31 were entitled to a share in the property. All these factors will have to be thrashed out before a competent civil Court, and therefore, I leave open to the parties to approach the competent civil Court for redressal of their residuary grievances.

16. It is an admitted fact that the father is getting `10,000/-

from out of the deposit made on `15/- lakhs in Life Insurance Corporation of India. But, in the growing cost of living the said amount would not be enough. Therefore, I deem it appropriate to direct the beneficiary of the gift deed viz., the 4th respondent/son to pay maintenance to the 3rd respondent/father of `10,000/- per month apart from `10,000/- that he is getting out of the interest of the deposit from the LIC and also reserve liberty to the father to seek enhancement of maintenance, if need arises before the Assistant Commissioner.

17. In the light of the preceding analysis, I deem it appropriate to pass the following:

ORDER
(i) Writ Petition is allowed.
32
(ii) The order of the Assistant Commissioner dated 07-07-2021 stands quashed. Consequently, the gift deed and the sale deed that stood annulled by the impugned order, stands restored.
(iii) The donor of the gift deed is held entitled to maintenance at `10,000/- to be paid by the 4th respondent/son apart from `10,000/- that the deposit with the LIC is earning, with liberty to seek enhancement of maintenance on any warranting circumstance, before the Assistant Commissioner.
(iv) The 3rd respondent/father or any other family members are at liberty to approach the civil Court for redressal of their residuary grievance, if they so desire and if it is permissible in law.
(v) All contentions of parties, apart from the one that is considered in the case at hand, would remain open.

Consequently, pending applications also stand disposed.

Sd/-

JUDGE Bkp/CT:MJ