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

Vinod Chopra vs Vasudev Chopra & Anr.
2016 Latest Caselaw 2279 Del

Citation : 2016 Latest Caselaw 2279 Del
Judgement Date : 22 March, 2016

Delhi High Court
Vinod Chopra vs Vasudev Chopra & Anr. on 22 March, 2016
Author: Valmiki J. Mehta
*            IN THE HIGH COURT OF DELHI AT NEW DELHI

+                         CS(OS) No. 2588/2011
%                                                   22nd March, 2016

VINOD CHOPRA                                                    ..... Plaintiff

                          Through:       Mr. Mohit Madan, Advocate.


                          versus

VASUDEV CHOPRA & ANR.                                         .....Defendants

                          Through:       Mr. Alok Kumar and Mr. Neeraj
                                         Gupta, Advocates

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

To be referred to the Reporter or not?


VALMIKI J. MEHTA, J (ORAL)

I.A.No. 2323/2013 (u/O VI Rule 17 CPC by plaintiff)

1.           Counsel for the plaintiff states that he does not press this

application because plaintiff wants to file a fresh application under Order VI

Rule 17 of the Code of Civil Procedure, 1908 (CPC). The application is

therefore allowed to be withdrawn, however, since suit is being decided

today, there is no reason to grant adjournment to allow filing of the

application under Order VI Rule 17 CPC to the plaintiff. The application is

therefore disposed of.
CS(OS) No.2588/2011                                                        Page 1 of 12
 CS(OS) No.2588/2011 & I.A.No. 18107/2013 (u/O VII R 11 CPC by
defendants)

2.           Learned counsel for the defendants on this application of the

defendants under Order VII Rule 11 CPC argues that the plaint does not

disclose the cause of action and also that the suit is barred by Section 4(1) of

the Benami Transactions (Prohibition) Act, 1988 (hereinafter referred to as

„the Act‟), and accordingly, it is prayed that the application which is filed

under Order VII Rule 11 CPC by the defendants be treated as an application

under Order XII Rule 6 CPC because the title of the application cannot

change the substance of the same, inasmuch as, the suit on the admitted facts

as stated in the plaint is liable to be dismissed.


3.           A reading of the suit plaint shows that the disputes are with

respect to the property bearing no. J-5/10, Rajouri Garden, New Delhi

situated on a plot admeasuring 200 sq. yds. This suit property as per the

plaint was purchased by the grandfather of the plaintiff Sh. Tara Chand

Chopra in the name of his son Sh. Vasudev Chopra and who is defendant

no.1 in the present suit. Putting it in other words Sh. Tara Chand Chopra

was the father of Sh. Vasudev Chopra/defendant no.1 and grandfather of the

plaintiff. The plaintiff and the defendant no.2 are the two sons of defendant
CS(OS) No.2588/2011                                                         Page 2 of 12
 no.1 and the grandsons of late Sh. Tara Chand Chopra. As per the suit plaint,

property was purchased in the year 1954/1958 by Sh. Tara Chand Chopra in

the name of defendant no.1. The suit plaint states that Sh. Tara Chand

Chopra died in May, 1964 and before that it was Sh. Tara Chand Chopra

who constructed on the suit property with his own funds, inasmuch as, the

suit property was purchased when the defendant no.1 was around 26 years of

age. Plaintiff claims that the suit property is therefore an ancestral property

belonging to the grandfather Sh. Tara Chand Chopra, and therefore, the

plaintiff has a right in this ancestral property.


4.           I have had an occasion to consider this aspect in the judgment

delivered in the case of Sunny (Minor) & Anr. Vs. Raj Singh & Ors.,

225(2015) DLT 211. In this judgment, I have held by referring to the ratio

of the judgment of the Supreme Court in the case of Yudhishter Vs. Ashok

Kumar, (1987) 1 SCC 204 that inheritance of ancestral property after 1956

does not mean inheritance is of an HUF property but inheritance will be as a

self acquired property in view of Section 8 of the Hindu Succession Act,

1956. The relevant paras of the judgment in the case of Sunny (Minor) &

Anr. (supra) are paras 6 to 9 and 14 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

CS(OS) No.2588/2011                                                               Page 3 of 12
       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
             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. Onus of important issues such as issue nos.1 and 2 cannot be discharged by oral self-serving averments in deposition, once the case of the plaintiffs is denied by the defendants, and who have also filed affidavit of DW1 Sh.Ram Kumar/defendant no.2 in the amended memo of parties for denying the case of the plaintiffs. An HUF, as already stated above, could only have been created by showing creation of HUF after 1956 by throwing property/properties in common hotchpotch or existing prior to 1956, and once there is no pleading or evidence on these aspects, it cannot be held that any HUF existed or was created either by Sh. Tek Chand or Sh. Gugan Singh. In my opinion, therefore, plaintiffs have miserably failed to discharge the onus of proof which was upon them that there existed an HUF and its properties, and the plaintiffs much less have proved on record that all/any properties as mentioned in para 15 of the plaint are/were HUF properties.

xxxxx xxxxx

14. Plaintiffs thus have failed to prove that there existed an HUF before 1956 on account of Sh. Tek Chand having inherited properties before 1956 and that the plaintiffs have further failed to prove that HUF was created after 1956 on account of throwing of property/properties into common hotchpotch either by Sh. Tek Chand or by Sh. Gugan Singh/defendant no.1. Accordingly, it is held that there is no HUF and there are no properties of HUF in which late Sh. Harvinder Sejwal had a share. The entire discussion given above for existence/creation of HUF and plaintiffs failing to discharge the onus of proof upon them will similarly apply qua the alleged family settlement pleaded by the plaintiffs because once again no credible evidence has been led except self-serving statements and which cannot be taken as discharge of the onus. In his cross-examination on 01.04.2013, the defendant no.3 as DW1 has denied the suggestion that there was any family settlement. It is therefore held that plaintiffs have failed to prove issue nos.1 and 2."

5. Clearly therefore, mere averment of property being ancestral

property will not give plaintiff-a grandson a right to the property once the

father defendant no.1/Sh. Vasudev Chopra is alive and who admittedly

inherited the property on the death of late Sh. Tara Chand Chopra as a sole

legal heir of late Sh. Tara Chand Chopra and thus as a self-acquired property

of Sh. Vasudev Chopra.

6. The judgment in the case of Sunny (Minor) & Ors has been

referred and followed by me in the later case of Sh. Surender Kumar Vs.

Sh. Dhani Ram and Others, 227 (2016) DLT 217. The relevant paras of this

judgment are paras 4, 5, 7 and 9 and which read as under:-

"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 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.

xxxxx

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 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.

(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.

xxxxx xxxxx

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."

7. In view of the ratios of the judgments in the cases of Sunny

(Minor) & Anr. (supra) and Sh. Surender Kumar (supra), plaintiff on the

admitted facts as stated in the plaint has no cause of action or right to claim

relief for a share in the suit property which is inherited by his father Sh.

Vasudev Chopra from plaintiff‟s paternal grandfather Sh. Tara Chand

Chopra as a self acquired property of Sh. Vasudev Chopra.

8. The ratio of the judgment of the Supreme Court in the case of

Yudhishter (supra) has been followed recently by the Supreme Court in its

judgment delivered on 2.3.2016 in the case of Uttam Vs. Saubhagh Singh

and Others, Civil Appeal No. 2360/2016 by extending the application to

even coparcenary property inherited by a male Hindu from his paternal

ancestor.

9. The suit is also barred by Section 4(1) of the Act, inasmuch as,

as per the admitted facts stated in the plaint the suit property was purchased

by Sh. Tara Chand Chopra in the name of his son Sh. Vasudev

Chopra/defendant no.1. Once the property is purchased in the name of

defendant no.1, defendant no.1 becomes the sole owner of the suit property

unless the plaintiff is able to bring out a case within the exceptions to

Section 4(1) of the Act, which are contained in Section 4(3) of the Act of

existence of HUF or property being purchased in trust. The plaint does not

show existence of any HUF being created after 1956 or HUF existing prior

to 1956 which continued after 1956. Also, the plaint does not make any

averment with respect to the property being purchased in trust by the

grandfather Sh. Tara Chand Chopra in the name of his son Sh. Vasudev

Chopra/defendant no.1. The suit is therefore barred by the provision of

Section 4(1) of the Act.

10. In view of the above admitted facts, no legal cause of action

arises, and the suit is also barred by Section 4(1) of the Benami Transactions

(Prohibition) Act, 1988. The suit is thus dismissed by applying the

provision of Order XII Rule 6 CPC. Parties are left to bear their own costs.

MARCH 22, 2016                                    VALMIKI J. MEHTA, J.
ib





 

 
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