Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vijesh Chadha & Anr. vs Rajindra Chadha
2008 Latest Caselaw 1962 Del

Citation : 2008 Latest Caselaw 1962 Del
Judgement Date : 6 November, 2008

Delhi High Court
Vijesh Chadha & Anr. vs Rajindra Chadha on 6 November, 2008
Author: Pradeep Nandrajog
i.2
*     IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                   Date of Order: 06.11.2008

+     RFA 404/2007 & CM No.10091/2007

      VIJESH CHADHA & ANR.               ..... Appellant
                Through: Mr.Pramod Ahuja, Adv.

                 versus

      RAJINDRA CHADHA                     ..... Respondent
                Through:      Mr.M.M.Kalra, Adv.

      CORAM:

HON'BLE MR. JUSTICE PRADEEP NANDRAJOG HON'BLE MR. JUSTICE J.R. MIDHA

1. Whether reporters of local papers may be allowed to see the judgment?

2. To be referred to the Reporter or not?

3. Whether judgment should be reported in Digest?

: PRADEEP NANDRAJOG, J.(Oral)

1. Delay in filing the appeal is condoned. CM

No.10091/2007 is allowed.

2. Heard learned counsel for the parties.

3. The appellants who are the son and daughter-in-law

of the respondent have suffered a decree of possession and

mesne profits against them.

4. The case of the respondent was that she was the

owner of property No.U-6 and U-4 West Patel Nagar and that

she had permitted her son and her daughter-in-law to occupy a

portion on the second floor shown red in the site plan annexed

with the plaint. She stated that her son and daughter-in-law

started misbehaving with her and made life fairly miserable for

her, compelling her to required them to move out of the said

premises.

5. By a notice dated 7.11.2004, she requested them to

vacate the premises in their occupation/possession. They did

not do so and hence she had no option but to sue for

possession and mesne profits.

6. The defence taken by the appellants was that the

mother was the registered owner of only property No.U-6 West

Patel Nagar. They stated that the same was acquired by the

mother with the ancestral funds i.e. funds of the grandfather of

appellant No.1. Thus, the appellants denied the right of the

mother to seek possession.

7. We note that the appellants merely denied the

ownership of the mother with respect to U-4 West Patel Nagar,

New Delhi in the pleadings without stating as to who was the

owner thereof.

8. On the pleadings of the parties following five issues

were settled on 9.11.2005:-

"1. Whether the defendants are occupying the premises in dispute as a licencee? OPP

2. Whether the plaintiff is entitled to claim relief of possession, as prayed for? OPP

3. Whether the plaintiff is entitled to claim damages. If so, at what rate and from what period? OPP

4. Whether the property had been purchased from out of the ancestral funds of the Hindu Family for the residence and benefit of family members. If so its effect? OPD

5. Relief."

9. It would be important to note that no issue was got

settled whether the mother was not the owner of property

No.U-6 West Patel Nagar. From a perusal of the issues it is

apparent that the issue which was got settled was, whether the

subject property has been purchased from out of the ancestral

funds.

10. It does happen that many a times a plea is raised in

the written statement but at the time of settlement of issues

the same is not pressed. It is important to note that in the

instant case appellants never requested the learned Trial Judge

to re-settle the issues or re-frame issue No.4.

11. From the evidence led it is apparent that parties

went to trial on the understanding that the defence taken was

that the mother was a mere name lender of the properties and

that the same was purchased from out of the ancestral funds.

12. Before analyzing the evidence, on the issue at hand,

it is impossible to note that though the property had two

municipal numbers the same is conceptually and physically a

single entity property.

13. On the issue of property being purchased benami;

the onus of proof and how the same has to be discharged; we

had penned a decision on 20.10.2008 disposing of RFA

No.784/2003 Satish Kumar vs. Prem Kumar & Ors. In paras 14

to 19 of the said decision we had culled out the law relating to

a plea of benami and in particular when the plea is raised by a

close relation. We had noted as under:-

""14. The law relating to onus of proof of a property being benami and discharge of said onus was first expounded by the Federal Court in the decision reported as Gangadara Ayyar & Ors v Subramania Ayyar & Ors AIR 1949 FC 88 in following terms:-

"It was contended by the learned Counsel for the appellants that the decision of the Court below against the appellants regarding these properties had been reached because of a

wrong approach to this matter in law and that the rule of onus of proof as regards benami transactions had not been fully appreciated. It is settled law that the onus of establishing that a transaction is benami is on the plaintiff and it must be strictly made out. The decision of the Court cannot rest on mere suspicion, but must rest on legal grounds and legal testimony. In the absence of evidence, the apparent title must prevail. It is also well established that in a case where it is asserted that an assignment in the name of one person is in reality for the benefit of another, the real test is the source whence the consideration came and that when it is not possible to obtain evidence which conclusively establishes or rebuts the allegation, the case must be dealt with on reasonable probabilities and legal inferences arising from proved or admitted facts. The Courts below proceeded to decide the case after fully appreciating the above rule and in our judgment their decision does not suffer from the defect pointed out by the learned Counsel for the appellants." (Emphasis Supplied)

15. In the decision reported as M.Nagendriah v M.

Ramachandraih & Anr 1969 (1) UJ 697 (SC) the Hon'ble Supreme Court explained the law relating to proof of benami transactions in following terms:-

"...............Now if that is so, then the onus of proving that these purchase were benami was on the appellant and it was for him to show by convincing evidence that the source of money for these acquisitions was traceable to the joint funds from this business. Admittedly this has not been shown by any affirmative evidence, Shri Gupta, however, laid stress on the contention that the respondent had also not

been shown to possess sufficient funds with which properties in question could be acquired. On this reasoning the counsel tried to induce us to infer that the properties must be held to be joint of the appellant and Ramachandraiah. This, in our opinion, is not a correct approach. Ostensible owner must be held to be a true owner in the absence of cogent evidence establishing that he is a mere benamidar, or is holding property for another person who claims to be the beneficial or real owner. The onus also does not change merely because the beneficial owner and the ostensible owner are brothers or they may be owning some other property jointly. The mere circumstance that the ostensible owner has not proved that he had himself paid the price or that he had sufficient funds to be able to do so, would also net be enough by itself to sustain the claim of the alleged beneficial owner. The initial onus is always on the party seeking to dislodge the ostensible title. We are not unmindful of the fact that in this country benami transactions are not uncommon and they are certainly not forwarded upon. We are equally conscious of the fact that the appellant and respondent Ramachandraiah are real brothers and not utter strangers. But at the same time it cannot be ignored, as just observed, that the initial onus must as a matter of law be on the party asserting benami nature of title..........." (Emphasis Supplied)

16. The observations of the Hon'ble Supreme Court in M.Nagendriah's case (supra) to the effect that the onus of proof of benami transactions cannot be discharged merely on account of some deficiency in the evidence led by the alleged benami owner leads to an irresistible conclusion that the onus of proof of benami transaction is very heavy on the person alleging the same and can be discharged only by leading positive evidence.

17. In the decision reported as Jaydayal Poddar & Anr v Mst. Bibi Hazra & Ors AIR 1974 SC 171 the Hon'ble Supreme Court enumerated six circumstances which must be looked into by the courts in determining whether a particular transaction is benami or not. At this juncture, it would be apposite to refer to following observations made by the Hon'ble Court in the said decision:-

"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 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 tests, uniformally 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, if 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.

The above indicia are not exhaustive and their efficacy varies according to the facts of each case. Nevertheless No. I, viz. the source whence the purchase money came, is by far the most important test for determining whether the sale standing in the name of one person, is in reality for the benefit of another." (Emphasis Supplied)

18. After noting leading judicial authorities on the point, the Hon'ble Supreme Court in the decision reported as Valliammal (D) by Lrs. v Subramaniam & Ors AIR 2004 SC 4187 summarized the law relating to proof of benami transactions as under:-

"There is a presumption in law that the person who purchases the property is the owner of the same. This presumption can be displaced by successfully pleading and proving that the document was taken benami in name of another person for some reason, and the person whose name appears in the document is not the real owner, but only a benami. Heavy burden lies on the person who pleads that recorded owner is a benami-holder." (Emphasis Supplied)

19. Having laid down the afore-noted legal position in respect of proof of benami transactions, the Hon'ble Supreme Court proceeded to note the six circumstances enumerated in Jaydayal Poddar' s case (supra) and concluded that the source from where the purchase money came and the motive as to why the property was purchased benami are the

most important tests for determining whether the sale standing in the name of one person, is in reality for the benefit of another person. The Hon'ble Court emphasized that a party invoking the plea of benami in order to prove the real ownership of the property which is the subject-matter of lis is required to show that there were valid reasons for purchase of the property in name of the benamidar and that the purported real owner had paid the sale consideration for the purchase of the property."

14. It is obvious that the onus to prove that the mother

was a mere benamidar was on the appellants.

15. The learned Trial Judge has noted, in para 7 of the

impugned decision, that the appellant No.1 was a toddler aged

3 years when his grandfather died and had no personal

knowledge of what was the estate left behind by his

grandfather. There being no documentary evidence led to

show that the source of funds was a source other than that of

the mother, learned Trial Judge has held that the appellants

failed to establish that the respondent was a benami owner of

the property and that the same was acquired from out of the

ancestral funds.

16. Holding that it was a case of a permissive

possession akin to a gratuitous licensee, since the mother had

wanted her son and daughter-in-law to leave the house,

learned Trial Judge has held that the mother was entitled to a

decree of possession.

17. Mesne profits have been awarded to the mother

@Rs.4000/- per month with effect from the date the children

were asked to vacate the suit premises.

18. It is urged at the hearing today that there exists an

award which shows the ancestral funds which were used for the

acquisition of the property.

19. Where is that award? We do not know.

20. We have gone through the record of the learned

Trial Judge. We do not find any award on the record of the

learned Trial Judge. We have gone through the evidence of the

appellants. Not a word has been spoken by them about any

award.

21. Except for a bald statement made by appellant No.1

when he entered the witness box that the source of funds is

ancestral, we find no evidence to sustain the said statement.

22. Presumption of law is that he who is the recorded

owner of a property in a sale deed is presumed to have paid

the funds for acquiring the same.

23. There has to be strong and cogent evidence

showing that the source of funds was elsewhere to displace the

presumption in favour of the registered owner of the property.

24. We find no merits in the appeal. The appeal is

dismissed.

25. Costs shall follow.

PRADEEP NANDRAJOG, J.

J.R. MIDHA, J.

NOVEMBER 06, 2008 dharmender

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter