Citation : 2021 Latest Caselaw 14655 Bom
Judgement Date : 7 October, 2021
sa-451-2019 with ca.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
SECOND APPEAL NO.451 OF 2019
WITH CA/8804/2021 IN SA/451/2019
SUNIL S/O KALYAN BHALE AND OTHERS
VERSUS
KAMANABAI ALIAS KAMALABAI KALYAN BHALE (DIED) AND OTHERS
...
Mr. V. V. Jahagirdar h/f Mr. N. K. Tungar for appellants.
...
CORAM : SMT. VIBHA KANKANWADI, J.
DATE : 07.10.2021 ORDER :- . Present appeal has been filed by the original plaintiffs challenging
the concurrent judgment and decree passed by the Courts below.
Present plaintiffs had filed Regular Civil Suit No.60 of 2002 before the
learned Civil Judge Junior Division, Kannad, Dist. Aurangabad for
partition and separate possession. The said suit came to be partly
decreed on 18.10.2010. It was held by the learned Trial Court that the
plaintiffs are having 4/5th share in suit property old Municipal House
No.408 now converted to Municipal House No.3/455. However, their
claim in respect of old Municipal House No.408 converted into
Municipal House No.408/A now converted into Municipal House
No.3/455/A was dismissed. The original plaintiffs challenged the said
judgment and decree by filing Regular Civil Appeal No.226 of 2011
sa-451-2019 with ca.odt
before the learned Principal District Judge, Aurangabad. By judgment
and order dated 16.09.2018, the said Regular Civil Appeal as well as
Regular Civil Appeal No.227 of 2011 filed by original defendant No.3,
came to be partly allowed. The judgment and decree passed by the
learned Trial Judge was set aside and modified. The suit for partition
was partly decreed. It was declared that plaintiff Nos.1 to 4 and
defendant No.1 are entitled to get 1/5th share each in the suit property
area 1376 sq. feet excluding the area of 784 sq. feet i.e. 28 x 28 feet
purchased by defendant No.2. Plaintiff Nos.1 to 4 and defendant No.1
held to get 275 sq. feet each out of area 1376 sq. feet and defendant
No.3 would retain 275 sq. feet area in equitable partition out of the area
purchased under registered sale-deed dated 21.07.2004. The claim for
partition in respect of another property which was rejected by the
learned Trial Court was also rejected by the first Appellate Court.
Hence, this second appeal.
2. Heard learned Advocate Mr. V. V. Jahagirdar holding for learned
Advocate Mr. N. K. Tungar for appellants.
3. It has been vehemently submitted on behalf of the original
plaintiffs that both the Courts below have failed to consider that both
the suit properties were the ancestral properties left by the father of
plaintiffs and now by the deceased mother (original defendant No.1),
sa-451-2019 with ca.odt
who expired during the pendency of the appeal. They had no right to
alienate the property to respondent Nos.2 and 3, which came to be sold
by two different sale-deeds. The provisions of Hindu Succession Act
were not considered properly. It is then contended that respondent
No.2, after the alleged sale-deed by deceased father - Kalyan, had
entered his name and succeeded in getting entries and separate number
408-A without giving notice to the plaintiffs. Even respondent No.2 had
filed suit for injunction against deceased father and mother of the
plaintiffs during their lifetime, which came to be decreed against them.
But, it was failed to consider that when they had no right to sell the suit
property, such injunction could not have been clamped and the rights of
the plaintiffs in the suit property could not have been prejudiced. Both
the respondents i.e. respondent Nos.2 and 3 failed to prove the legal
necessity and, therefore, those sale-deeds in their favour ought to have
been set aside.
4. Reliance has been placed on the decision in Suresh @ Suryakant
Shamsundar Darandale and anr. Vs. Praveen Balasaheb Darandale and
ors.,[2014 (7) LJSOFT 59], wherein it has been held that "Hindu
coparcener has right to sell at least his own share from joint family
property and for that purchaser is not expected to prove that the
transaction was made for legal necessity, however, as the legal necessity
sa-451-2019 with ca.odt
is not proved the sale in respect of interests of plaintiffs in the joint
family property cannot be recognised." Further, in this case, though in
the sale-deeds it was mentioned that the seller was in need of money for
medical expenses, but when no particulars of the medical expenses were
given either in the sale-deed or in the evidence, then such legal necessity
cannot be presumed. Further, reliance has been placed on the decision
in Rameshwar s/o Babasaheb Paul Vs. Shivaji s/o Eknathrao Paul and
others, [2019 (4) ALL M R 803], wherein it has been held that,
"Evidence on record shows that the plaintiff, minor was exclusive owner
of the suit land and no evidence was adduced that father was neglecting
the child and child was in care, custody and maintenance of the mother,
then the sale cannot be said to be for legal necessity or benefit of minor."
Further, reliance has been placed on the decision in The Designers Co.-
Op. Hsg. Soc. Vs. Udhav s/o Murlidhar Rasne and ors.,[2011 (1) ALL
MR 346], wherein the duties of purchaser were highlighted and he was
held that, "the burden would lie on purchaser to prove either that there
was legal necessity in fact or that he made proper and bona fide
inquiries as to existence of such appalling and pressing needs of the
family." Further, reliance has been placed on the decision in Mohd.
Osman s/o Pir Sab Vs. Dr. Devid s/o Premkumar D. F. Sundersingh,
[2011 (2) ALL MR 315], wherein it was held by this Court that the first
sa-451-2019 with ca.odt
Appellate Court is a last fact finding Court and is duty bound to deal
with the total factual matrix. Further, reliance has been placed on the
decision in Mallaya Bapenna Mekkalwar Vs. Rajboina Bhemmaka w/o
Hanamantoo & ors., [ 2008 (2) ALL MR 21], wherein it has been held
that though the defendants contended that the transaction was for legal
necessity, but the evidence on record was not supporting the said case,
the order of passing decree for partition and separate possession was
proper. Further, reliance has been placed on the decision in
NagubaiAmmal and others Vs. B. Shama Rao and others, [AIR 1956 SC
593], wherein it has been held that, "when the parties went to trial with
knowledge that a particular question is in issue, though no specific issue
has been framed thereon and adduced evidence relating to the same,
then absence of a specific pleading on the question was mere
irregularity, which resulted in no prejudice to them."
5. On the basis of these submissions, learned Advocate for the
appellants prayed for admission of the second appeal stating that
substantial questions of law are arising in this case.
6. At the outset, it is to be noted that both the Courts below, taking
into consideration the evidence, held that the plaintiffs have partly
proved that the suit property is undivided joint Hindu family property of
plaintiffs and defendant No.1. In order to arrive at this conclusion, the
sa-451-2019 with ca.odt
first and the foremost fact that is required to be considered is that the
plaintiffs contended that it was an ancestral property, but then who was
the original person has not been stated. If that was the ancestral
property, it could not have started from their father. Account of three
generations including their father should be accounted and then their
has to be pleading as to how the suit property devolved on their
deceased father. There is lack of clarity in this connection. However, the
evidence that was available would show that the father, their mother i.e.
defendant No.1 and plaintiffs were residing together forming a joint
Hindu family. Their father Kalyan had sold the second property i.e. 28 x
28 ft. Municipal House bearing No.408-A to original defendant No.2 on
19.08.1981. If that sell was of the year 1981, then the suit that was
filed on 19.04.2002 will not be within limitation. Further, it can be seen
that if the property was ancestral, then Kalyan was the Karta of the
family. It had come on record that he was suffering from T.B. and the
family was in need of money. Plaintiffs have not adduced evidence that
Kalyan had sufficient amount with him to bear the medical expenses
upon himself. Further, he could have disposed off the property which
would have fallen to his share and, therefore, the first Appellate Court
has rightly held that, that property which was purchased by defendant
No.2 will have to be excluded. One more fact that is required to be
sa-451-2019 with ca.odt
considered is that defendant No.2 had filed Regular Civil Appeal No.111
of 1988 for perpetual injunction. That suit was against the plaintiffs and
defendant No.1. If that is so, then the plaintiffs had the knowledge
about the sell transaction. Why in that suit itself, they had not prayed
for partition and separate possession is a question, which has been left
unanswered. Further, when that suit was filed in the year 1988, then
why it took plaintiffs so much of time to approach the Trial Court i.e. till
2002 to file a suit for partition and separate possession. Under such
circumstance, as against defendant No.2 both the Courts below have
rightly rejected the relief.
7. Now, turning towards the point of legal necessity in respect of
transaction, which defendant No.3 has purchased, it has come on record
that after death of Kalyan, the mother defendant No.1 was the Karta or
manager of the joint family. It can be seen that, at that time, the
plaintiffs were very young and, therefore, the affairs of the family
property would have been definitely dealt with by defendant No.1.
Strictly she may not be Karta, but since she would have been managing
the affairs of the joint family property, she could receive every right to
collect the amount to run the house. After excluding the property, which
was sold to defendant Nos.2 and 3, the remaining area of the suit
property is in possession of the plaintiffs and defendant No.1. Now,
sa-451-2019 with ca.odt
defendant No.1 had expired during the pendency of the appeal. As
regards defendant No.3 is concerned, though he had purchased the
property during the pendency of the litigation, yet, it was sold by
defendant No.1. So defendant No.1's share can be carved out and given
to defendant No.3. When the property was sold to defendant No.3 by
defendant No.1, definitely, she had the power to dispose off her share.
Therefore, whatever division has been made by the learned Principal
District Judge while deciding the first appeal is correct, legal and
justified.
8. The ratio laid down in catena of judgments relied by the learned
Advocate for the appellants cannot be denied, however, taking into
consideration the facts of the present case and the evidence that has
come on record, the said ratio cannot be made applicable here. Whether
there is legal necessity or not would depend on the evidence that had
been adduced by the parties.
9. No substantial questions of law are arising in this case requiring
admission of the second appeal. Hence, second appeal stands dismissed.
10. In view of dismissal of the second appeal, Civil Application
No.8804 of 2021 stands disposed of.
[SMT. VIBHA KANKANWADI, J.] scm
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!