Citation : 2009 Latest Caselaw 4588 Del
Judgement Date : 11 November, 2009
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ RFA No. 651/1998
Reserved on : 15.10.2009
Pronounced on: 11.11.2009
IN THE MATTER OF :
PRATAP ..... Appellant
Through: Mr. Rabindra Singh, Advocate with
appellant in person.
versus
SHIV SHANKER ..... Respondent
Through: Mr. Dinesh Goyal, Advocate
CORAM
* HON'BLE MS.JUSTICE HIMA KOHLI
1. Whether Reporters of Local papers may
be allowed to see the Judgment? Yes
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be Yes
reported in the Digest?
HIMA KOHLI, J.
1. This appeal arises from the judgment dated 31.07.1998
passed by the trial court, dismissing a suit for partition instituted by
the appellant, Shri Pratap against his father, Shri Shiv Shanker
(defendant in the court below). In the plaint, the appellant sought a
decree against the respondent in respect of his one half share in a
residential premises bearing No. 486, Bhola Nath Nagar, Shahdara,
Delhi, constructed on a plot of land measuring 125 square yards. The
case of the appellant, as set out in the plaint was that the aforesaid
property was an ancestral property, which the respondent had got in
partition amongst his other brothers and that the appellant, being the
son of the respondent, was a coparcener in the suit property and thus,
entitled to a decree of partition to the extent of the half share therein.
It was also averred that the respondent had deserted his wife, Smt.
Sukh Devi, who is the mother of the appellant and the appellant and
that he was threatening to sell the suit property, thus compelling the
appellant to institute the aforesaid suit for partition.
2. After entering appearance, the respondent controverted the
stand of the appellant and contested the suit. Apart from raising
preliminary objections with regard to maintainability of the suit on
account of improper valuation, non-payment of proper court fee and
want of pecuniary jurisdiction, the respondent denied that the suit
property was ancestral in nature or was obtained by him by partition
with his other brothers. He submitted that the suit property measured
80 square yards and was got constructed by him from his own funds.
He disputed the fact that the appellant was his son, or a co-parcener
with him in the suit property. After the pleadings were completed,
the trial court framed the following five issues:
"1. Whether the suit is bad and not maintainable in view of preliminary objection No.1 taken in W/S? OPD.
2. Whether the suit has not been properly valued for purposes of court fee and jurisdiction as pleaded in preliminary objection No.2 of the
W/S? OPD
3. Whether in view of preliminary objection No.3 taken in W/S, this court has no jurisdiction to entertain the present suit? OPD
4. Whether the plaintiff is entitled to the partition of the suit property? OPP
5. Relief"
3. While issues No. 1 to 3 were answered in favour of the
appellant, issue No. 4 in respect of which, burden of proof was placed
on the appellant, was decided against him by holding that there
existed no coparcenery and no H.U.F. and hence, the suit property was
held to be a self-acquired property of the respondent. Consequently,
the suit of the appellant was dismissed. Aggrieved by the said
dismissal order, the appellant has preferred the present appeal.
4. Counsel for the appellant submits that the impugned
judgment is based on wrong appreciation of facts and circumstances of
the case and is not sustainable. It is also stated that the findings of
the trial court as to the nature of the suit property are contrary to the
very concept of succession laid down in Hindu Law.
5. The entire issue that arises for consideration in the present
case hinges on the effect of Section 8 of the Hindu Succession Act,
1956 (hereinafter referred to as „the Act'). The Act lays down rules
of succession in the case of males. The first rule is that the property
of a male Hindu dying intestate shall devolve according to the
provisions of Chapter II, in the manner as stipulated in Section 8 of
the Act. Sub-section (a) of Section 8 of the Act provides that the
property of a male dying intestate shall devolve firstly upon the heirs,
being the relatives specified in class I of the Schedule. Class I of the
Schedule reads as below:
"Heirs in Class I
Son; daughter; widow; mother; son of a pre- deceased son; daughter of a pre-deceased son; son of a pre-deceased daughter; daughter of a pre-deceased daughter; widow of a pre- deceased son; son of a pre-deceased son of a pre-deceased son; daughter of a pre-deceased son of a pre-deceased son; widow of a pre- deceased son of a pre-deceased son; son of a pre-deceased daughter of a pre-deceased daughter; daughter of a pre-deceased daughter of a pre-deceased daughter; daughter of a pre- deceased son of a pre-deceased daughter; daughter of a pre-deceased daughter of a pre- deceased son."
6. The heirs mentioned in Class I of the Schedule shows that
the list includes sons, daughters etc. as also son of the pre-deceased
son, but does not specifically include the grandson, being the son of a
living son. Under the Hindu Law, the moment a son is born, he gets a
share in his father‟s property and becomes a part of the coparcenery.
Such a right accrues in favour of the son by virtue of his birth and not
on the date of demise of the father or inheritance from the father.
However, it is no longer res integra that under Section 8 of the Act,
the property which devolves on a Hindu would not be HUF property in
his hand, vis-a-vis his own sons. The aforesaid conclusion was drawn
by the Supreme Court in the case of Commissioner of Wealth-tax,
Kanpur etc. vs. Chander Sen etc. reported as AIR 1986 SC 1753,
wherein after taking note of the divergent views expressed on the said
issue by the Allahabad High Court, Full Bench of Madras High Court,
Madhya Pradesh and Andhra Pradesh High Courts on the one side, and
the Gujarat High Court on the other, it was observed as below:-
"19. It is necessary to bear in mind the Preamble to the Hindu Succession Act, 1956. The Preamble states that it was an Act to amend and codify the law relating to intestate succession among Hindus.
20. In view of the Preamble to the Act i.e. that to modify where necessary and to codify the law, in our opinion it is not possible when Schedule indicates heirs in Class I and only includes son and does not include son‟s son but does include son of a predeceased son, to say that when son inherits the property in the situation contemplated by S. 8 he takes it as karta of his own undivided family. ......... It would be difficult to hold today the property which devolved on a Hindu under S. 8 of the Hindu Succession Act would be HUF property in his hand vis-à-vis his own son; that would amount to creating two classes among the heirs mentioned in Class I, the male heirs in whose hands it will be joint Hindu family property and vis-à-vis son and female heirs with respect to whom no such concept could be applied or contemplated. It may be mentioned that heirs in class I of Schedule under S.8 of the Act included widow, mother, daughter of predeceased son etc.
21. xxxxxxx
22. The express words of S.8 of The Hindu Succession Act, 1956 cannot be ignored and must prevail. The Preamble to the Act reiterates that the Act is, inter alia, to „amend‟ the law. With that background the express language which excludes son's son but included son
of a predeceased son cannot be ignored." (emphasis added)
7. The aforesaid judgment was referred to and relied upon by
the Supreme Court in a subsequent judgment entitled Yudhishter vs.
Ashok Kumar reported as AIR 1987 SC 558. In the aforesaid
judgment, it was held as below:
"10. This question has been considered by this Court in Commr. Of Wealth Tax. Kanpur v. Chander Sen (1986) 3 SCC 567; (AIR 1986 SC 1753), where one of us (Sabyasachi Mukharji, J.) observed that under the Hindu Law, the moment a son is born, he gets a share in father‟s property and becomes part of the coparcenary. His right accrues to him not on the death of the father or inheritance from the father but with the very fact of his birth. Normally therefore, whenever the father gets a property from whatever source, from the grandfather or from any other source, be it separate property or not, his son should have a share in that and it will become part of the joint Hindu family of his son and grandson and other members who form joint Hindu family with him. This Court observed that this position has been affected by Section 8 of the Hindu Succession Act, 1956 and, therefore, after the Act, when the son inherited the property in the situation contemplated by Section 8, he does not take it as Karta of his own undivided family but takes it in his individual capacity. ............ This Court observed in the aforesaid decision that the views expressed by the Allahabad High Court, the Madras High Court, the Madhya Pradesh High Court and the Andhra Pradesh High Court appeared to be correct and was unable to accept the views of the Gujarat High Court. ......... In that view of the matter, it would be difficult to hold that property which devolved on a Hindu under Section 8 of the Hindu
Succession Act, 1956 would be HUF in his hand vis-à-vis his own sons. If that be the position then the property which devolved upon the father of the respondent in the instant case on the demise of his grandfather could not be said to be HUF property. If that is so, then the appellant authority was right in holding that the respondent was a licensee of his father in respect of the ancestral house." (emphasis added)
8. A Single Judge of this Court in the case of Rahul Behl and
others vs. Smt. Ichayan Behl and another reported as DRJ 1991 (21)
205 followed the aforesaid judgments of the Supreme Court and
rejected the plaint of the plaintiffs therein, who had filed a suit for
declaration against their grandmother and their father on the ground
that a residential house situated in Greater Kailash Part-I was a self-
acquired property of their grandfather and upon his demise, the
property fell into the Hindu Joint Family and became a coparcenery
property, thus resulting in the plaintiffs acquiring a share therein as
coparceners on their birth. On an application filed by the defendants
therein seeking rejection of the plaint under Order 7 Rule 11 CPC, the
Court held that the father of the plaintiffs acquired a share in the suit
property in his individual capacity as a heir of his deceased father and
not as coparcenery property. Thus, by applying the provisions of
Section 8 of the Act, the Single Judge held that defendant No. 2
therein alone inherited the property to the exclusion of his sons
because the said property devolved on him in his individual capacity
and became his self-acquired property, and therefore would not form a
part of or become a coparcenery property.
9. The aforesaid principle of law is squarely applicable to the
facts of the case in hand. It is held that the trial court did not err in
arriving at a conclusion that upon the demise of his father, grandfather
of the appellant, the suit property devolved on the respondent in his
individual capacity and thus, had to be treated as self-acquired
property in his hands. The appellant failed to establish that there
existed any coparcenary, in which the appellant and the respondent
were coparceners or there existed any HUF of which, the respondent
was a Karta. Therefore the claim of the appellant for partition of the
suit property on the ground that the same was ancestral, was rightly
turned down. The suit property has to be treated as self-acquired
property in the hands of the respondent. The appellant cannot claim
any share therein on the ground that the said property is ancestral in
nature.
10. For the reasons stated above, this Court finds no reason to
interfere in the impugned judgment dated 31.07.1998. The same is
therefore upheld. The appeal is dismissed with no orders as to costs.
Trial court records be released forthwith.
(HIMA KOHLI)
NOVEMBER 11, 2009 JUDGE
rkb
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!