Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sh. Surender Kumar vs Sh. Dhani Ram And Others
2016 Latest Caselaw 360 Del

Citation : 2016 Latest Caselaw 360 Del
Judgement Date : 18 January, 2016

Delhi High Court
Sh. Surender Kumar vs Sh. Dhani Ram And Others on 18 January, 2016
Author: Valmiki J. Mehta
*     IN THE HIGH COURT OF DELHI AT NEW DELHI
+                         CS (OS) No.1737/2012
%                                                   18th January, 2016
SH. SURENDER KUMAR                                      ..... Plaintiff
                 Through               Mr. Manoranjan and Mr.Kailash
                                       Sharma, Advocates

                          versus

SH. DHANI RAM AND OTHERS                               ..... Defendants
                  Through              Mr. Rajendra Kumar, Advocate for
                                       D-1 & D-3

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

To be referred to the Reporter or not? Yes

VALMIKI J. MEHTA, J (ORAL)

I.A. No.17622/2012 (filed by defendant no.1 under Order VII Rule 11
CPC) & CS (OS) No.1737/2012

1.           This application is filed by the defendant no.1 under Order VII

Rule 11 of the Code of Civil Procedure, 1908 (CPC) for dismissal of the suit

on the ground that the suit plaint does not disclose the cause of action. In the

application it is averred that the suit plaint does not show existence of the

legal cause of action as the plaintiff is only a grandson of late Sh. Jage Ram

who owned the property and thus not a class I legal heir, and since there are

already the sons of late Sh. Jage Ram who are class I legal heirs (including




CS(OS) No.1737/2012                                       Page 1 of 16
 defendant no.1/applicant who is the father of the plaintiff), and who are alive,

plaintiff cannot lay any claim to the properties of late Sh. Jage Ram. It is

further averred in the application that the properties of late Sh. Jage Ram were

not Hindu Undivided Family (HUF) properties/joint Hindu family properties

but were the individual properties of late Sh. Jage Ram. Accordingly, it is

prayed that the suit which is seeking the relief of possession, and effectively

partition etc, be dismissed.


2.           Counsel for the plaintiff in response has argued that in the plaint,

plaintiff has made a specific averment in para 4 that the properties of late Sh.

Jage Ram, grandfather, remained joint Hindu family properties and have

continued to be so even after his death between his legal heirs, and once the

suit properties are joint Hindu family properties, the issue with respect to the

plaintiff not being the class I legal heir is immaterial because plaintiff claims

right in the suit properties as a coparcener of a joint Hindu family/HUF. On

behalf of the plaintiff, reliance in support of his arguments is placed upon the

judgments of the Supreme Court in the cases of Rohit Chauhan vs. Surinder

Singh & Ors., AIR 2013 SC 3525 and Hardeo Rai vs. Sakuntala Devi &

Ors., VI (2010) SLT 222.


3.           A reading of the plaint shows that plaintiff claims rights in



CS(OS) No.1737/2012                                        Page 2 of 16
 various immovable properties which are detailed in para 2 of the plaint, and

which para reads as under:-

                         "AGRICULTURAL LAND

            i.     Land comprising in Khasra No.125/1 measuring (4 Bigha and
                   12 Bishwa), in khasra No. 125/1/10 (4 Bigha and 16 Bishwa),
                   in Khasra No. 125/1/21 (4 Bigha and 16 Bishwa) and in
                   Khasra No.125/1/22 (4 bigha and 12 Bishwa) total land
                   measuring 18 bigha and 16 bishwa situated in the revenue
                   estate of village-Mundka, Delhi-110041.

                                ABADI LAND/HOUSE

            i.     Plot No. 711 comprising (1 Bigha and 14 Biswa), plot bearing
                   No. 715 comprising (4 Bigha and 2 Biswa) situated in
                   extended Lal Dorra, Village-Mundla, Delhi-110041.
            ii.    4 Biswa of Land out of khasra No.711 allegedly relinquished
                   by defendant no.4 Sh. Sant Ram, brother of defendant no.1 in
                   favour of defendant no.1.
            iii.   H. No.603 (area about 215 sq. yds. out of khasra No.370)
                   situated in Old Lal Dora, Abadi, Village Mundka Delhi-
                   110041.
            iv.    H. No.356/524, area about 350 sq. yds. situated in Old Lal
                   Dora Abadi of Village Mundka, Delhi-110041.
            v.     H. No.527 (area about 200 sq. yds. out of khasra No.370)
                   situated in Old Lal Dora, Abadi of Village Mundka, Delhi-
                   110041."


4.          Plaintiff claims that as a son of defendant no.1 and as a grandson

of late Sh. Jage Ram, plaintiff is entitled to his share as a coparcener in the

aforesaid suit properties on the ground that the properties when they were

inherited by late Sh. Jage Ram were joint family properties, and therefore,

status as such of these properties as HUF properties have continued thereby




CS(OS) No.1737/2012                                         Page 3 of 16
 entitling the plaintiff his rights in the same as a coparcener.

5.           The Supreme Court around 30 years back in the judgment in the

case of Commissioner of Wealth Tax, Kanpur and Others Vs. Chander Sen

and Others, (1986) 3 SCC 567, held that after passing of the Hindu

Succession Act, 1956 the traditional view that on inheritance of an immovable

property from paternal ancestors up to three degrees, automatically an HUF

came into existence, no longer remained the legal position in view of Section

8 of the Hindu Succession Act, 1956. This judgment of the Supreme Court in

the case of Chander Sen (supra) was thereafter followed by the Supreme

Court in the case of Yudhishter Vs. Ashok Kumar, (1987) 1 SCC 204

wherein the Supreme Court reiterated the legal position that after coming into

force of Section 8 of the Hindu Succession Act, 1956, inheritance of ancestral

property after 1956 does not create an HUF property and inheritance of

ancestral property after 1956 therefore does not result in creation of an HUF

property.

6.           In view of the ratios of the judgments in the cases of Chander

Sen (supra) and Yudhishter (supra), in law ancestral property can only

become an HUF property if inheritance is before 1956, and such HUF

property therefore which came into existence before 1956 continues as such




CS(OS) No.1737/2012                                          Page 4 of 16
 even after 1956. In such a case, since an HUF already existed prior to 1956,

thereafter, since the same HUF with its properties continues, the status of joint

Hindu family/HUF properties continues, and only in such a case, members of

such joint Hindu family are coparceners entitling them to a share in the HUF

properties.

7.            On the legal position which emerges pre 1956 i.e before passing

of the Hindu Succession Act, 1956 and post 1956 i.e after passing of the

Hindu Succession Act, 1956, the same has been considered by me recently in

the judgment in the case of Sunny (Minor) & Anr. vs. Sh. Raj Singh & Ors.,

CS(OS) No.431/2006 decided on 17.11.2015. In this judgment, I have

referred to and relied upon the ratio of the judgment of the Supreme Court in

the case of Yudhishter (supra) and have essentially arrived at the following

conclusions:-

(i)   If a person dies after passing of the Hindu Succession Act, 1956 and

there is no HUF existing at the time of the death of such a person, inheritance

of an immovable property of such a person by his successors-in-interest is no

doubt inheritance of an 'ancestral' property but the inheritance is as a self-

acquired property in the hands of the successor and not as an HUF property

although the successor(s) indeed inherits 'ancestral' property i.e a property




CS(OS) No.1737/2012                                        Page 5 of 16
 belonging to his paternal ancestor.


(ii)    The only way in which a Hindu Undivided Family/joint Hindu family

can come into existence after 1956 (and when a joint Hindu family did not

exist prior to 1956) is if an individual's property is thrown into a common

hotchpotch. Also, once a property is thrown into a common hotchpotch, it is

necessary that the exact details of the specific date/month/year etc of creation

of an HUF for the first time by throwing a property into a common

hotchpotch have to be clearly pleaded and mentioned and which requirement

is a legal requirement because of Order VI Rule 4 CPC which provides that

all necessary factual details of the cause of action must be clearly stated.

Thus, if an HUF property exists because of its such creation by throwing of

self-acquired property by a person in the common hotchpotch, consequently

there is entitlement in coparceners etc to a share in such HUF property.


(iii)   An HUF can also exist if paternal ancestral properties are inherited

prior to 1956, and such status of parties qua the properties has continued after

1956 with respect to properties inherited prior to 1956 from paternal

ancestors. Once that status and position continues even after 1956; of the

HUF and of its properties existing; a coparcener etc will have a right to seek

partition of the properties.



CS(OS) No.1737/2012                                       Page 6 of 16
 (iv)   Even before 1956, an HUF can come into existence even without

inheritance of ancestral property from paternal ancestors, as HUF could have

been created prior to 1956 by throwing of individual property into a common

hotchpotch. If such an HUF continues even after 1956, then in such a case a

coparcener etc of an HUF was entitled to partition of the HUF property.

8.          The relevant paragraphs of the judgment in the case of Sunny

(Minor) (supra) are paragraphs 6 to 8 and which paras read as under:-

       "6.          At the outset, it is necessary to refer to the ratio of the
       judgment of the Supreme Court in the case of Yudhishter Vs. Ashok
       Kumar, (1987) 1 SCC 204 and in para 10 of the said judgment the
       Supreme Court has made the necessary observations with respect to when
       HUF properties can be said to exist before passing of the Hindu
       Succession Act, 1956 or after passing of the Act in 1956. This para reads
       as under:-
            '10. This question has been considered by this Court in
            Commissioner of Wealth Tax, Kanpur and Ors. v. Chander Sen
            and      Ors.     MANU/SC/0265/1986MANU/SC/0265/1986               :
            [1986]161ITR370(SC) 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 become 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 separated 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
            Kar of his own undivided family but takes it in his individual
            capacity. At pages 577 to 578 of the report, this Court dealt with
            the effect of Section 6 of the Hindu Succession Act, 1956 and the




CS(OS) No.1737/2012                                          Page 7 of 16
             commentary made by Mulla, 15th Edn. pages 924-926 as well as
            Mayne's on Hindu Law 12th Edition pages 918-919. Shri Banerji
            relied on the said observations of Mayne on 'Hindu Law', 12th
            Edn. at pages 918-919. 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. To the similar
            effect is the observation of learned author of Mayne's Hindu Law,
            12th Edn. page 919. In that view of the matter, it would be
            difficult to hold that property which developed on a Hindu
            under Section 8 of the Hindu Succession Act, 1956 would be
            HUF in his hand vis-a-vis his own sons. If that be the position
            then the property which developed 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 appellate authority was right in holding that the respondent was a licensee of his father in respect of the ancestral house."

(emphasis is mine)

7(i). As per the ratio of the Supreme Court in the case of Yudhishter (supra) after passing of the Hindu Succession Act, 1956 the position which traditionally existed with respect to an automatic right of a person in properties inherited by his paternal predecessors-in-interest from the latter's paternal ancestors upto three degrees above, has come to an end. Under the traditional Hindu Law whenever a male ancestor inherited any property from any of his paternal ancestors upto three degrees above him, then his male legal heirs upto three degrees below him had a right in that property equal to that of the person who inherited the same. Putting it in other words when a person 'A' inherited property from his father or grandfather or great grandfather then the property in his hand was not to be treated as a self-acquired property but was to be treated as an HUF property in which his son, grandson and great grandson had a right equal to 'A'. After passing of the Hindu Succession Act, 1956, this position has undergone a change and if a person after 1956 inherits a property from his paternal ancestors, the said property is not an HUF property in his hands and the property is to be taken as a self-acquired property of the person who inherits the same. There are two exceptions to a property inherited by such a person being and remaining self-acquired in his hands, and which will be either an HUF and its properties was existing even prior to the passing of the Hindu Succession Act, 1956 and which Hindu Undivided Family continued even after passing of the Hindu Succession Act, 1956, and in which case since HUF existed and continued before and after 1956,

the property inherited by a member of an HUF even after 1956 would be HUF property in his hands to which his paternal successors-in-interest upto the three degrees would have a right. The second exception to the property in the hands of a person being not self-acquired property but an HUF property is if after 1956 a person who owns a self-acquired property throws the self-acquired property into a common hotchpotch whereby such property or properties thrown into a common hotchpotch become Joint Hindu Family properties/HUF properties. In order to claim the properties in this second exception position as being HUF/Joint Hindu Family properties/properties, a plaintiff has to establish to the satisfaction of the court that when (i.e date and year) was a particular property or properties thrown in common hotchpotch and hence HUF/Joint Hindu Family created.

(ii) This position of law alongwith facts as to how the properties are HUF properties was required to be stated as a positive statement in the plaint of the present case, but it is seen that except uttering a mantra of the properties inherited by defendant no.1 being 'ancestral' properties and thus the existence of HUF, there is no statement or a single averment in the plaint as to when was this HUF which is stated to own the HUF properties came into existence or was created ie whether it existed even before 1956 or it was created for the first time after 1956 by throwing the property/properties into a common hotchpotch. This aspect and related aspects in detail I am discussing hereinafter.

8(i). A reference to the plaint shows that firstly it is stated that Sh. Tek Chand who is the father of the defendant no.1 (and grandfather of Sh. Harvinder Sejwal and defendants no.2 to 4) inherited various ancestral properties which became the basis of the Joint Hindu Family properties of the parties as stated in para 15 of the plaint. In law there is a difference between the ancestral property/properties and the Hindu Undivided Family property/properties for the pre 1956 and post 1956 position as stated above because inheritance of ancestral properties prior to 1956 made such properties HUF properties in the hands of the person who inherits them, but if ancestral properties are inherited by a person after 1956, such inheritance in the latter case is as self-acquired properties unless of course it is shown in the latter case that HUF existed prior to 1956 and continued thereafter. It is nowhere pleaded in the plaint that when did Sh. Tek Chand father of Sh. Gugan Singh expire because it is only if Sh. Tek Chand father of Sh. Gugan Singh/defendant no.1 had expired before 1956 only then the property which was inherited by Sh. Gugan Singh from his father Sh. Tek Chand would bear the character of HUF property in the hands of Sh. Gugan Singh so that his paternal successors-in-interest became co- parceners in an HUF. Even in the evidence led on behalf of the plaintiffs,

and which is a single affidavit by way of evidence filed by the mother of the plaintiffs Smt. Poonam as PW1, no date is given of the death of Sh. Tek Chand the great grandfather of the plaintiffs. In the plaint even the date of the death of the grandfather of the plaintiffs Sh. Gugan Singh is missing. As already stated above, the dates/years of the death of Sh. Tek Chand and Sh. Gugan Singh were very material and crucial to determine the automatic creation of HUF because it is only if Sh. Tek Chand died before 1956 and Sh. Gugan Singh inherited the properties from Sh. Tek Chand before 1956 that the properties in the hands of Sh. Gugan Singh would have the stamp of HUF properties. Therefore, in the absence of any pleading or evidence as to the date of the death of Sh. Tek Chand and consequently inheriting of the properties of Sh. Tek Chand by Sh. Gugan Singh, it cannot be held that Sh. Gugan Singh inherited the properties of Sh. Tek Chand prior to 1956.

(ii) In fact, on a query put to the counsels for the parties, counsels for parties state before this Court that Sh. Gugan Singh expired in the year 2008 whereas Sh. Tek Chand died in 1982. Therefore, if Sh. Tek Chand died in 1982, inheriting of properties by Sh. Gugan Singh from Sh. Tek Chand would be self-acquired in the hands of Sh. Gugan Singh in view of the ratio of the Supreme Court in the case of Yudhister (supra) inasmuch as there is no case of the plaintiffs of HUF existing before 1956 or having been created after 1956 by throwing of property/properties into common hotchpotch either by Sh. Tek Chand or by Sh. Gugan Singh/defendant no.1. There is not even a whisper in the pleadings of the plaintiffs, as also in the affidavit by way of evidence filed in support of their case of PW1 Smt. Poonam, as to the specific date/period/month/year of creation of an HUF by Sh. Tek Chand or Sh. Gugan Singh after 1956 throwing properties into common hotchpotch.

(iii) The position of HUF otherwise existing could only be if it was proved on record that in the lifetime of Sh. Tek Chand a Hindu Undivided Family before 1956 existed and this HUF owned properties include the property bearing no.93, Village Adhichini, Hauz Khas. However, a reference to the affidavit by way of evidence filed by PW1 does not show any averments made as to any HUF existing of Sh. Tek Chand, whether the same be pre 1956 or after 1956. Only a self-serving statement has been made of properties of Sh. Gugan Singh being 'ancestral' in his hands, having been inherited by him from Sh. Tek Chand, and which statement, as stated above, does not in law mean that the ancestral property is an HUF property."

9. I would like to further note that it is not enough to aver a mantra,

so to say, in the plaint simply that a joint Hindu family or HUF exists.

Detailed facts as required by Order VI Rule 4 CPC as to when and how the

HUF properties have become HUF properties must be clearly and

categorically averred. Such averments have to be made by factual references

qua each property claimed to be an HUF property as to how the same is an

HUF property, and, in law generally bringing in any and every property as

HUF property is incorrect as there is known tendency of litigants to include

unnecessarily many properties as HUF properties, and which is done for less

than honest motives. Whereas prior to passing of the Hindu Succession Act,

1956 there was a presumption as to the existence of an HUF and its

properties, but after passing of the Hindu Succession Act, 1956 in view of the

ratios of the judgments of the Supreme Court in the cases of Chander Sen

(supra) and Yudhishter (supra) there is no such presumption that inheritance

of ancestral property creates an HUF, and therefore, in such a post 1956

scenario a mere ipse dixit statement in the plaint that an HUF and its

properties exist is not a sufficient compliance of the legal requirement of

creation or existence of HUF properties inasmuch as it is necessary for

existence of an HUF and its properties that it must be specifically stated that

as to whether the HUF came into existence before 1956 or after 1956 and if so

how and in what manner giving all requisite factual details. It is only in such

circumstances where specific facts are mentioned to clearly plead a cause of

action of existence of an HUF and its properties, can a suit then be filed and

maintained by a person claiming to be a coparcener for partition of the HUF

properties.

10. A reference to the plaint in the present case shows that it is

claimed that ownership of properties by late Sh. Jage Ram in his name was as

joint Hindu family properties. Such a bald averment in itself cannot create an

HUF unless it was pleaded that late Sh. Jage Ram inherited the properties

from his paternal ancestors prior to 1956 or that late Sh. Jage Ram created an

HUF by throwing his own properties into a common hotchpotch. These

essential averments are completely missing in the plaint and therefore making

a casual statement of existence of an HUF does not mean the necessary

factual cause of action, as required in law, is pleaded in the plaint of existence

of an HUF and of its properties.

11. I may note that the requirement of pleading in a clear cut manner

as to how the HUF and its properties exist i.e whether because of pre 1956

position or because of the post 1956 position on account of throwing of

properties into a common hotchpotch, needs to be now mentioned especially

after passing of the Benami Transaction (Prohibition) Act, 1988 (hereinafter

referred to as 'the Benami Act') and which Act states that property in the

name of an individual has to be taken as owned by that individual and no

claim to such property is maintainable as per Section 4(1) of the Benami Act

on the ground that monies have come from the person who claims right in the

property though title deeds of the property are not in the name of such person.

An exception is created with respect to provision of Section 4 of the Benami

Act by its sub-Section (3) which allows existence of the concept of HUF.

Once existence of the concept of HUF is an exception to the main provision

contained in sub-Sections (1) and (2) of Section 4 of the Benami Act, then, to

take the case outside sub-Sections (1) and (2) of Section 4 of the Benami Act

it has to be specifically pleaded as to how and in what manner an HUF and

each specific property claimed as being an HUF property has come into

existence as an HUF property. If such specific facts are not pleaded, this

Court in fact would be negating the mandate of the language contained in sub-

Sections (1) and (2) of Section 4 of the Benami Act.

12. This Court is flooded with litigations where only self-serving

averments are made in the plaint of existence of HUF and a person being a

coparcener without in any manner pleading therein the requisite legally

required factual details as to how HUF came into existence. It is a sine qua

non that pleadings must contain all the requisite factual ingredients of a cause

of action, and once the ratios of the judgments of the Supreme Court in the

cases of Chander Sen (supra) and Yudhishter (supra) come in, the pre 1956

position and the post 1956 position has to be made clear, and also as to how

HUF and its properties came into existence whether before 1956 or after

1956. It is no longer enough to simply state in the plaint after passing of the

Hindu Succession Act 1956, that there is a joint Hindu family or an HUF and

a person is a coparcener in such an HUF/joint Hindu family for such person to

claim rights in the properties as a coparcener unless the entire factual details

of the cause of action of an HUF and each property as an HUF is pleaded.

13. In view of the above, actually the application filed under Order

VII Rule 11 CPC in fact is treated as an application under Order XII Rule 6

CPC, inasmuch as, it is observed on the admitted facts as pleaded in the plaint

that no HUF and its properties are found to exist. There is no averment in the

plaint that late Sh. Jage Ram inherited property(s) from his paternal ancestors

prior to 1956. In such a situation, therefore, the properties in the hands of late

Sh. Jage Ram cannot be HUF properties in his hands because there is no

averment of late Sh. Jage Ram inheriting ancestral property(s) from his

paternal ancestors prior to 1956. There is no averment in the plaint also of late

Sh. Jage Ram's properties being HUF properties because HUF was created

after 1956 by late Sh. Jage Ram by throwing properties into a common

hotchpotch. I have already elaborated in detail above as to how an HUF has

to be pleaded to exist in the pre 1956 and the post 1956 positions and the

necessary averments which had to be made in the present plaint. The suit

plaint however grossly lacks the necessary averments as required in law to be

made for a complete cause of action to be pleaded for existence of an HUF

and its properties.

14. Reliance placed by the counsel for the plaintiff upon the

judgments in the cases of Rohit Chauhan (supra) and Hardeo Rai (supra)

will not help the plaintiff because those judgments only dealt with the position

with respect to what is the legal position once an HUF and its properties do

exist. However, for an HUF and its properties to come into existence the

same has to be firstly pleaded to exist as per the ratios of the judgments of the

Supreme Court in the cases of Chander Sen (supra) and Yudhishter (supra)

read with Order VI Rule 4 CPC. The judgments relied upon by the plaintiff

as per their facts show that the same dealt with what is the concept of HUF

and its properties and these judgments will not help the plaintiff because it is

the facts of each individual case which have to be seen as to whether at all in

the plaint it is sufficiently pleaded that HUF and its properties do or do not

exist with respect to the pre 1956 or the post 1956 position. There is no

dispute as to the proposition of law in the judgments in the cases of Rohit

Chauhan (supra) and Hardeo Rai (supra), but the issue is that whether the

facts of the present case does or does not make the plaint as containing the

complete cause of action of existence of an HUF and its properties. In the

opinion of this Court the suit plaint does not disclose the cause of action, and

as otherwise discussed in the present judgment.

15. In view of the above, application is allowed and the suit is

accordingly dismissed as there is no cause of action which is found to exist

with respect to existence of an HUF and its properties. Parties are left to bear

their own costs.

JANUARY 18, 2016                                  VALMIKI J. MEHTA, J
nn





 

 
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 : IJJ

 
 
Latestlaws Newsletter