Citation : 2022 Latest Caselaw 3528 Bom
Judgement Date : 31 March, 2022
.. 1 .. SA.1648.2005
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
SECOND APPEAL NO.1648 OF 2005
Kamalabai W/o. Vitthalrao Jadhav
Age : 47 years, Occu : Agriculture,
R/o. Manula, Tal. Hadgaon,
Dist. Nanded .. Appellant
Versus
1. Darubai W/o. Dajiba
Age : 73 years, Occu : Household,
R/o. Sapti, Tal. Hadgaon
2. Dattatraya S/o. Jalbarao Kadam,
Age : 64 years, Occu : Agril,
R/o. As above.
3. Anusayabai W/o. Ramrao (Died)
Through LRs
3-A. Balkrishna S/o. Ramrao Devsarkar
Age : 25 years, Occu : Agril,
R/o. Devsari, Tal. Pusad,
Dist. Yevatmal
4. Tai W/o. Nivruti,
Age : 57 years, Occu : Household,
R/o. Chikhli, Tal. Kalamnuri,
Dist. Parbhani.
5. Prayagabai W/o. Digamber
Age : 50 years, Occu : Household,
R/o. Pophali, Tal. Pusad,
Dist. Yavatmal .. Respondents
...
WITH
CIVIL APPLICATION NO.1377 OF 2022
IN
SECOND APPEAL NO.1648 OF 2005
::: Uploaded on - 31/03/2022 ::: Downloaded on - 01/04/2022 12:46:09 :::
.. 2 .. SA.1648.2005
Mr. D.R. Shelke, Advocate for the appellant
Mr. P.G. Godhamgaonkar h/f. Mr. M.D. Godhamgaonkar,
Advocate for respondent nos.1 and 2
Mrs. S.D. Shelke, Advocate for respondent nos.3a, 4 and 5
...
CORAM : MANGESH S. PATIL, J.
Reserved on : 21-02-2022
Pronounced on : 31-03-2022
JUDGMENT :
. Heard the learned advocates of both the sides.
2. The Second Appeal was admitted by the order dated
06-04-2009 by formulating the following substantial question of law:
(A) Whether the learned II Additional District Judge, Nanded was right in holding that Survey No.42/B is not available for partition, even though admittedly only agreement of sale is executed by defendant no.1 in favour of defendant no.2 and no sale deed is executed in consequence thereof till filing of the suit?
3. The question arises from the following facts:
(a) The suit properties, which include 4 agricultural lands and two
house properties, were the properties of one Dajiba. The suit was
filed by his four daughters against their step-mother for partition and
separate possession of their share in the suit properties. The step
mother having agreed to sell one of the suit properties bearing Survey
.. 3 .. SA.1648.2005
No.42/B to respondent no.2, he was arrayed as defendant no.2.
(b) The trial court framed necessary issues including that of
legal necessity. It decreed the suit in entirety awarding a joint 4/5 th
share to the daughters in all the suit properties.
(c) The step mother and the purchaser challenged the
judgment and decree before the district court. By the judgment and
order under challenge, the appeal has been partly allowed. The share
allotted to the daughters in all the suit properties, except Survey
No.42/B, was confirmed. It has been held that the step mother had
agreed to sell it to the purchaser to meet the legal necessity of the
family i.e. marriage of one of the daughters and the medical
treatment of Dajiba.
(d) Being aggrieved and dissatisfied with the judgment of
the district court, one of the daughters, who was plaintiff no.4 has
preferred this Second Appeal arraying her step mother and the
purchaser as also the remaining three sisters as respondents.
4. For the sake of convenience, the parties are hereinafter
referred to by their status in the suit.
.. 4 .. SA.1648.2005
5. Learned advocate Shelke for the plaintiffs would submit
that the trial court had given a well reasoned judgment. There was
no perversity or illegality. Still, without there being any sufficient and
cogent reasons, the lower appellate court has disturbed it to the
extent of land Survey No.42/B. He would further submit that since
the properties were inherited under Section 8 of the Hindu
Succession Act by four daughters and the widow of deceased Dajiba,
they would receive the share simultaneously as tenants in common
and not as joint owners. Consequently, when the suit properties are
inherited by all the women, the step mother could not have legally
acted as a karta or manager of the family, which concept would be
inconsistent with the principle of tenancy in common. In support of
his submission, he would rely on the division bench decision of the
Madras High Court in the matter of Thirumalaiswami Gounder Vs.
Parvathiammal (died) and others; AIR 1977 MADRAS 40.
6. Learned advocate Shelke would further submit that even
otherwise, the district court had grossly erred in disturbing the
finding recorded by the trial court regarding absence of evidence to
demonstrate that the step mother - defendant no.1 had agreed to sell
the suit property i.e. Survey No.42/B to meet any legal necessity.
.. 5 .. SA.1648.2005
7. Per contra, Mr. P.G. Godhamgaonkar h/f. Mr. M.D.
Godhamgaonkar, learned advocate for the step mother and the
purchaser - the defendants would submit that there was sufficient
evidence before the trial court to demonstrate that out of four
daughters of Dajiba, three were already married and the fourth
daughter, who is the appellant herein, was minor and was being
maintained by the step mother - defendant no.1 alone. There was no
alternative for her, but to lease out the suit properties to the
purchaser and the proceeds were used for meeting for marriage
expenses. There was also evidence regarding Dajiba being ill before
his death and had to be treated by raising money. In spite of such
evidence, the trial court had grossly erred in appreciating the
evidence and had recorded a perverse finding, which has been
corrected by the district court. There is no error or illegality and this
being a Second Appeal, this Court cannot undertake a further
scrutiny of facts.
8. I have carefully considered the rival submissions and
perused the record and the proceeding. Needless to state that since
the plaintiff's step mother and the purchaser having not challenged
the judgment and decree of the trial court to the extent it upholds the
.. 6 .. SA.1648.2005
plaintiff's claim to have a share in all the suit properties except
Survey No.42/B and they also having not put up any challenge to the
extent of the decision of the district court, the scope of the Second
Appeal is restricted to the dispute regarding Survey No.42/B.
9. There is no dispute about the fact that the suit properties
were the separate properties of Dajiba. After his demise somewhere
in the year 1966-67 his widow i.e. defendant no.1 and daughters,
who are the plaintiffs simultaneously succeeded to his estate in view
of Section 8 of the Hindu Succession Act. However, in view of
provision of Section 19 of that Act, all these heirs of Dajiba would
inherit as tenants in common and not as joint tenants. Once such a
devolution is understood, the matter becomes clear like a day light.
The very theory of existence of a karta and legal necessity
presupposes that the sharers are joint, which is not the case in the
matter in hand. By virtue of such mode of succession by the widow
and four daughters of Dajiba receiving the suit properties as his heirs,
they take their individual shares as tenants in common. In the
absence of the suit properties being joint, therefore, there was no
question of the step mother - defendant no.1 acting as a manager or
karta of the family. She, therefore, had no right to deal with the suit
properties even for legal necessity.
.. 7 .. SA.1648.2005
10. It would be apt to rely upon the decision of the supreme
court in the matter of Commissioner of Income-Tax, Madhya Pradesh,
Nagpur and Bhandara Nagpur Vs. Seth Govindram Sugar Mills; AIR
1966 SC 24. It has been held that under Hindu Law coparcenership
is a necessary qualification for becoming a manager of joint Hindu
family and since a widow cannot be a coparcener she is not legally
entitled to become a manager. Conspicuously, this was a position even
prior to the coming into force of the Hindu Succession Act. By virtue
of Section 19 it has been explicitly made clear that if two and more
heirs succeed together to the property and in estate, they take the
property as tenants in common and not as a joint tenants.
11. Relying upon this very judgment of the supreme court,
the division bench of the Madras High Court in Thirumalaiswami
Gounder (supra) has held that when all the members who succeed to
properties of a deceased are female, the interest received by each of
them is as tenant in common.
12. In view of such a legal position, about which, apparently,
both the courts were oblivious, the whole dispute regarding there
being existence of any legal necessity or otherwise, in fact, was
.. 8 .. SA.1648.2005
redundant. Once it is concluded that step mother - defendant no.1
was not entitled to act as a manager or karta of the family, there was
no question of she having any power to deal with the suit properties
to the detriment of the step daughters - plaintiffs. Once having
reached such a conclusion the result is inevitable. The judgment and
decree passed by the trial court will have to be confirmed by quashing
and setting aside that of the district court.
13. Even in the alternative, if it is to be considered as to if
the evidence brought on record was sufficient to disclose existence of
legal necessity for step mother - defendant no.1 to agree to sell suit
property Survey No.42/B, as was rightly noticed by the trial court,
there was a material variance between the pleading and the proof led
by the defendants step mother and the purchaser. Lower appellate
court clearly refused to consider and overlooked this part of the
reasoning by the trial Court. The reason that was pleaded was not
sought to be proved and the facts regarding which the proof was
tendered had no foundation in the pleadings. In spite of the fact that
observations and the conclusions of the learned judge of the trial
court well founded and legal, the lower appellate court has clearly
erred in reversing it.
.. 9 .. SA.1648.2005
14. In the result, I answer the substantial question (supra) in
the negative and allow the Second Appeal. Since the step mother -
defendant no.1 is not disputing about having agreed to sell the suit
property i.e. Survey No.42/B to the purchaser defendant no.2, it
would have been appropriate to direct adjustment of equities,
however in the absence of any cross objection by them even that is
not possible in this Second appeal.
15. The Second Appeal is allowed.
16. The impugned judgment and order passed by the district
court is quashed and set aside and one passed by the trial court is
restored.
17. In view of disposal of the Second Appeal, nothing
survives for consideration in the pending Civil Application No.1377 of
2022 and the same stands disposed of.
( MANGESH S. PATIL ) JUDGE
Gajanan
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!