Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Santokh Singh vs Narender Singh
2012 Latest Caselaw 1199 Del

Citation : 2012 Latest Caselaw 1199 Del
Judgement Date : 22 February, 2012

Delhi High Court
Santokh Singh vs Narender Singh on 22 February, 2012
Author: Valmiki J. Mehta
*              IN THE HIGH COURT OF DELHI AT NEW DELHI

+                              RFA No.587/2010
%                                                       22nd February, 2012
SANTOKH SINGH                                              ..... Appellant
                               Through:     Mr. Rajat Aneja with
                                            Mr. Vaibhav Jairaj, Advs.

                               VERSUS

NARENDER SINGH                                           ..... Respondent
                               Through:      Ms. Kusum Lata Sharma, Adv.


CORAM:
HON'BLE MR. JUSTICE VALMIKI J.MEHTA

    To be referred to the Reporter or not?


VALMIKI J. MEHTA, J (ORAL)

1. The challenge by means of this Regular First Appeal (RFA)

filed under Section 96 of the Code of Civil Procedure, 1908 (CPC) is to the

impugned judgment of the Trial Court dated 18.5.2010 dismissing the suit

filed by the appellant/plaintiff/father against the respondent/defendant/son.

The suit was a suit for possession with respect to one room and one shop in

the property No. C-129, Udey Vihar, Veer Bazar, Chander Vihar, Nilothi

Extension, New Delhi.

2. The facts as set out in the plaint by the

appellant/plaintiff/father was that the appellant/plaintiff/father was the

owner of the suit property as the same was purchased out of his own funds

and construction was also raised on the same out of his own funds. It was

pleaded that the parents i.e. the appellant/father and his wife (mother of the

respondent) were aged parents and they have been ill-treated by the

respondent/defendant/son who has also been guilty of cruel behaviour with

them. It was pleaded that the appellant/plaintiff/father has disowned and

debarred the respondent/defendant/son from the suit property by getting a

notice published in the newspaper.

3. The respondent/defendant/son contested the suit and pleaded

that the suit property was actually purchased by the

appellant/plaintiff/father from the share which the respondent/defendant

had in the property no. WZ-443-E, M.S.Block, Hari Nagar, New Delhi. It

was pleaded that Sh. Bood Singh, father of the appellant/plaintiff owned

the property no.2599, Gali No.4, Main Bazar, Shadipur, New Delhi which

was sold by Sh.Bood Singh in the year 1972-73 and sale proceeds of which

property were divided equally amongst sons with their families i.e. of his

elder son Sh. Baldev Singh and his younger son-Sh.Santokh

Singh/plaintiff. On receiving the share from his father-Sh.Bood Singh,

the appellant/plaintiff purchased the property no.WZ-443/E, M.C.Block,

Hari Nagar, New Delhi admeasuring 150 sq. yds. in his own name. It was

pleaded that the sons of the appellant/plaintiff were minors at that time. It

was further pleaded that the appellant/plaintiff had sold 50 sq. yds. of his

Hari Nagar's property to pay his debts and had sold remaining 100 sq. yds.,

and out of the sale proceeds of 100 sq. yds., the appellant/plaintiff was said

to have given an amount of `2,25,000/- to each of his other two sons

namely Sh.Gopal Singh and Sh. Kuldeep Singh towards their share in the

said property, however, no share was given to the respondent/defendant as

he was unmarried and youngest at that point of time. The

respondent/defendant thus pleaded right in the suit property which was

purchased from ancestral funds i.e. funds of Sh. Bood Singh.

4. After the pleadings were completed, the Trial Court framed

the following issues:-

"1. Whether the plaintiff has no locus standi to file the present suit as alleged in the preliminary objection 4 of the written statement? OPD

2. Whether the plaint is liable to be rejected u/O.7 Rule 11 CPC as alleged in the preliminary objection 7 of the written statement? OPD

3. Whether the suit is bad for non joinder of necessary parties as alleged in the preliminary objection 8 of the written statement? OPD

4. Whether the plaintiff is entitled to vacant and peaceful possession of the suit property form the defendant as prayed for? OPP

5. Relief."

5. The main issue is whether the suit property is an HUF

property in the hands of the appellant/plaintiff or it is his individual

property/self-acquired property in his hands.

6. Learned counsel for appellant/plaintiff has relied upon the

judgments of the Supreme Court reported as Commissioner of Wealth Tax,

Kanpur etc. v. Chander Sen AIR 1986 SC 1753 and Yudhishter v. Ashok

Kumar AIR 1987 SC 558 to argue that even if a male Hindu receives

property from his paternal ancestors, unless there exists an HUF, the

property which is inherited by a male Hindu from his paternal ancestors,

will be individual property/self-acquired property in his hands, of course

the inheritance should be after coming into existence of the Hindu

Succession Act, 1956. It is argued that since admittedly in the present case

the appellant/plaintiff received from his father-Sh.Bood Singh monies in

the year 1972-73, and therefore, when the appellant/plaintiff received

monies from his father-Sh.Bood Singh, the monies in his hands were self-

acquired property/individual property to which his children, including

respondent/defendant had no right. It is argued that the fact that the

appellant/plaintiff gave shares to other sons, was only in furtherance of the

appellant's/plaintiff's moral obligations, and moral obligations cannot be

equated with legal obligations. It is therefore pleaded that the

appellant/plaintiff being the owner of the property, the suit for possession

was wrongly dismissed by the Trial Court simply because the

appellant/plaintiff had not filed any document of title with respect to the

suit property inasmuch as the suit property was admitted to have been

purchased in the name of the appellant/plaintiff.

Learned counsel for the respondent/defendant argued in reply

that the respondent/defendant was in fact a co-owner along with the

appellant/plaintiff in the suit property inasmuch as the suit property was

purchased from ancestral funds and also because the respondent/defendant

had spent moneys for construction in the suit plot.

7. Before I proceed to decide the merits of the case, it is

necessary to refer to the relevant findings and conclusions of the Trial

Court, and which read as under:

"It was for the plaintiff to prove that he is exclusive owner of the suit property and he is competent to maintain the present suit against the defendant. The plaintiff has not filed any document on record regarding his title in the suit property. In the cross examination he has deposed that suit property was purchased in the year 1999. He further deposed that he is handicapped and doing no work for the last 11 years which means that in the year 1999 he was not doing any work. The only source of income to him was `1000/- received by him as Govt. pension for old persons and little savings of `20,000/- to `30,000/-. Thus, it is evident that the plaintiff was not having sound financial capacity in the year 1999 in order to purchase the flat.

It is also admitted by the plaintiff in his cross examination that he purchased the property No. WZ-443/E, M.S.Block, Hari

Nagar, Delhi built upon 150 sq. yards after receipt of his share from the sale proceeds of Shadipur property from his father Sh. Bood Singh. He also admits that after selling the aforesaid Hari Nagar property he paid a sum of `2,25,000/- each to his other two sons Gopal Singh and Sh. Kuldeep Singh towards their share in the suit property. He has also admitted that he has executed agreements dt.10.12.98 with Gopal Singh and Sh.Kuldeep Singh in this regard. He further admits that after receipt of `2,25,000/- each his sons Gopal Singh and Sh. Kuldeep Singh shifted to their separate accommodation and the defendant continued to live with him and his wife in the suit property. The plaintiff has admitted that he has paid `2,25,000/- each to his sons Gopal Singh and Sh.Kuldeep Singh in lieu of their respective shares in the property owned by him. It is therefore evident that sons of the plaintiff including the defendant had a share in the property at Hari Nagar which was sold by the plaintiff in the year 1995-96. It is also established that the plaintiff paid `2,25,000/- each to his other two sons Gopal Singh and Sh. Kuldeep Singh in lieu of their share in the suit property but did not pay anything to the defendant and the defendant continued to stay with the plaintiff.

The plaintiff has also admitted in his cross examination that after pay `2,25,000/- each to Sh. Kuldeep Singh and Sh.Gopal Sing, he purchased the suit property from the remaining amount of sale proceeds of Hari Nagar property.

The plaintiff has also failed to prove that he disowned the defendant. He has not filed any copy of notice got published in the newspaper "Punjab Kesri" dated 7.9.2009 vide which he alleges to have disowned and disherited the defendant. No reason has been put forward for not filing the copy of the said documents.

On the other hand, the defendant has been able to prove his contentions in his evidence. Noting contradictory has come out in his cross examination. DW-1 and DW-3 have also fully supported the case of the defendant and have also not stated anything contradictory in their cross examination.

The plaintiff has, thus, failed to prove that he is exclusive owner of the suit property and has disowned his con i.e. the defendant. He has also failed to prove that the defendant has no right or interest in the suit property.

I ,therefore, hold that the defendant is entitled to half of the share in the suit property. He is in occupation of the portion shown in colour red in the site plan Ex.PW1/7 in his own right and as owner thereof. The plaintiff has no locus standi to file the present suit against the defendant."

8. In my opinion, the Trial Court has fallen into an error in

holding that the suit must fail because the appellant/plaintiff failed to file

title deeds of his property. Learned counsel for the appellant/plaintiff has

pointed out that the pleadings, in fact, show that the respondent/defendant

admits that the suit property was in the name of the

appellant/plaintiff/father, and therefore, the Trial Court could not have

arrived at the finding that merely because the title deeds were not filed, the

suit for possession should be dismissed. In this case, I take on record the

argument as urged on behalf of the appellant/plaintiff that the original title

deeds of the property were taken away by the respondent/defendant, and

who was having a common mess with the appellant/plaintiff at one point of

time, and taking advantage of this fact, that he has the original title deeds,

this objection that original title deeds of the suit property were not filed,

was taken, and which amounts to a person taking advantage of his own

wrong. It may also be relevant to note that the old age of the parents of the

respondent/defendant, i.e. of the appellant/plaintiff/father and the mother

would be another reason as to why, along with the fact of a common mess,

that the respondent/defendant would have been able to take possession of

the title deeds of the suit property. In any case, the said aspect of filing the

title deeds is immaterial in the facts of the present case, inasmuch as the

respondent/defendant claims ownership of the suit property on the ground

that the same is an ancestral property, i.e. it is purchased by the

appellant/plaintiff, but from the ancestral funds.

9. In view of the judgments of the Supreme Court in the cases of

Chander Sen (supra) and Yudhishter (supra), it is no longer res integra

that even if the appellant/plaintiff did receive funds from his father, the

same were actually individual/self-acquired in the hands of the

appellant/plaintiff inasmuch as these funds were received in the year 1972-

73 i.e. after passing of the Hindu Succession Act, 1956. There is absolutely

no evidence on record that there ever existed any Hindu Undivided Family

as is legally known between the parties, and therefore, even if the

appellant/plaintiff receives ancestral funds, since the same were received

after passing of the Hindu Succession Act, 1956, the respondent/defendant

can have no right, title and interest in the funds which the

appellant/plaintiff received from his father, or the suit property purchased

from such funds.

10. Learned counsel for the respondent/defendant also argued that

the respondent/defendant spent funds for construction of the property,

however, considering that the respondent/defendant was just about 21 years

of age (and as per his best case he had been working only for three years

prior to purchase of the suit property) and having no proved/established

source of income when the construction took place, I would not believe the

oral testimony of the respondent/defendant that he has spent funds on the

construction of the property. Also, the appellant-father had funds from the

sale of the Hari Nagar property, and which property was sold for `20.50

lacs. The documents being certain receipts exhibited as Ex.DW1/1 to

Ex.DW1/22, contain some receipts in the name of the

respondent/defendant, however, most of the receipts are only small slips of

paper containing no name . I have already noted above that at one point of

time both the parties were living together and having a common mess and

therefore, the respondent/defendant seems to have not only taken away the

title deeds of the property, but also, along with the title deeds, these

receipts also would have been taken by the respondent/defendant and

which are now filed as Ex.DW1/1 to Ex.DW1/22. What is really important

to note is that the respondent/defendant surely could not have at the age of

21 years earned so much so as to spend money for constructing an

immovable property. Of course, living with the appellant/plaintiff he

would have spent time and energy towards construction including going to

the market for purchase of the materials, and possibly for that reason some

receipts do contain his name, however, that does not necessarily mean that

the respondent/defendant had funds with him so as to spend for

construction of the suit property.

11. I may note that during the course of hearing, considering that

the present dispute is a family matter I endeavoured my best to see that a

settlement is arrived at. Various proposals were very fairly given on behalf

of the appellant/plaintiff/father, without prejudice to his rights in

furtherance of his moral obligation, for giving a portion of the property or

an amount to the respondent/defendant/son, however, the

respondent/defendant/son insisted that he will not take anything else less

than at least 35% of the suit property besides also the only commercial

portion/shop in the property (which would be approximately around 45% to

50% value of the property). Accordingly, no compromise could be arrived

at.

12. In view of the above, appeal is accepted. Impugned judgment

and decree dated 18.5.2010 is set aside. Suit of the

appellant/plaintiff/father is decreed as against the respondent/defendant/son

for one room and one shop which is in possession of the

respondent/defendant/son in the suit property bearing no. C-129, Udey

Vihar, Veer Bazar, Chander Vihar, Nilothi Extension, New Delhi shown in

red in the site plan filed with the plaint, Ex.PW1/7. Parties are left to bear

their own costs. Decree sheet be prepared. Trial Court record be sent back.

VALMIKI J. MEHTA, J FEBRUARY 22, 2012 ak

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter