Citation : 2019 Latest Caselaw 3393 Del
Judgement Date : 24 July, 2019
$~13 & 25
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Decision: 24th July, 2019
+ CS (OS) 787/2015
NAVITA ARJUN VOHRA ..... Plaintiff
Through: Mr. Trideep Pais, Ms. Amritananda
Chakravorty, Ms. Shreya Munotu &
Ms. Sanya Kumar, Advocates
versus
NITIN ARJUN & ANR ..... Defendants
Through: Mr. Rajesh Yadav, Ms. Ruchira Arora
& Mr. Dhananjay Mehlawat,
Advocates for D-1
AND
+ TEST.CAS. 97/2015
SHRI ASHOK DHAWAN ..... Petitioner
Through: Mr. Rishi Bhatnagar & Mr. Mohan
Kumar Khullar, Advocate.
versus
STATE & OTHERS ..... Respondents
Through: Mr. Trideep Pais, Ms. Amritananda
Chakravorty, Ms. Shreya Munotu &
Ms. Sanya Kumar, Advocates R-3
(M-9873551825)
Mr. Rajesh Yadav, Ms. Ruchira Arora
& Mr. Dhananjay Mehlawat,
Advocates for R-4 (M-9811006760)
CORAM:
JUSTICE PRATHIBA M. SINGH
Prathiba M. Singh, J. (Oral)
I.A. 13781/2016 in CS(OS) 787/2015
1. The Present suit for declaration, partition and consequential reliefs has
been filed by Ms. Navita Arjun Vohra against the Defendants - Mr. Nitin Arjun and Ms. Harsh Mohini Arjun who are the brother and mother of the Plaintiff respectively. The prayer in the suit is as under:
"a. Pass a decree of declaration that the writing dated 21.10.2006 purporting to be memorandum of so-called family settlement dated 03.06.1977 is illegal, null, void and not binding on the plaintiff;
b. Pass a decree of declaration that the plaintiff is the owner of and entitled to shares of the properties as mentioned below:
Property Plaintiff‟s share
Colony, New Delhi
2 Farm/plot No.CR-14A 1/3 (1/4 + 1/3 of
measuring 1 acre at Aravali father‟s ¼ share)
Retreat, Gurgaon
3 Farm/plot No.CR-14B 1/3 (1/4 + 1/3 of
measuring 1.25 acre at father‟s ¼ share)
Aravali Retreat, Gurgaon
1000 sq. ft. in Vatika Trade ½ Share)
Centre
c. Pass a preliminary decree of partition and separate possession of shares of the plaintiff in the said properties in favor of the plaintiff;
d. After passing a preliminary decree as prayed above, pass appropriate orders/direction for appointment of a local commissioner for effecting the partition of the suit properties by metes and bounds and/or suggesting other appropriate mode of partition;
e. Pass a final decree of partition and separate possession of plaintiff‟s shares in the suit properties; f. Pass a decree of permanent injunction restraining the defendants from preventing and objecting to the plaintiff‟s use and enjoyment of the suit properties as a joint owner to the extent of her shares till partition and separation of her share therein;
g. Pass a for rendition of accounts of rent from 16.03.2012 of the rented portion of house No. C-43, Defence Colony, New Delhi received by the defendants and for payment of plaintiffs 4/9th due share in the same.
h. Pass a for rendition of accounts of rent from 16.03.2012 of the unit no.1219 in Vatika Trade Center, Gurgaon, received by the defendants and for payment of plaintiff‟s 1/6th due share in the same. i. Pass such other and further order(s) as may be deemed fit and proper in the facts and circumstances of the case."
2. Prior to the present suit being filed by the Plaintiff, a testamentary case was filed in respect of the Will of the father of the Plaintiff dated 24th February, 2010. The said Test. Case was originally filed before the District Court and was thereafter withdrawn and filed before this Court and is now registered as Test. Case.97/2015.
3. The disputes in the present case relate to the same family of Late Mr. Ratan D. Arjun who had left behind various immovable/movable assets. The case of the Plaintiff is that she is broadly entitled to 1/3 rd share in her father's assets. However, the stand of the defendants is that an oral family settlement was entered into in 1977 which was thereafter reduced to writing in 2006. Thus, in the suit for partition the Plaintiff's stand is that the Memorandum of Family Settlement (hereinafter „MOFS‟) which was
executed on 21st October, 2006 is illegal, null and void and accordingly the reliefs as extracted above were prayed for by the Plaintiff.
4. The Defendants took a stand in the written statement that while the Plaintiff is challenging the MOFS, the oral family settlement which the MOFS has in fact reduced to writing, dated 3rd June, 1977 has not been challenged. In response thereto in the replication, the Plaintiff refuted this fact and stated that the oral family settlement has also been challenged by her in the plaint. Issues were framed in the matter on 23rd August, 2016. At that stage, the Plaintiff moved the present application being I.A.13781/2016 and sought framing of additional issues. The said application for additional issue was rejected, at that stage to await the decision in the amendment application.
5. Mr. Trideep Pais, ld. counsel has made submissions on behalf of the Plaintiff in the application for amendment and Mr. Rajesh Yadav, ld. counsel has submitted on behalf of the Defendant. The broad stand of the ld. counsel for the Plaintiff is that a reading of the plaint would reveal that in several paragraphs, the challenge to the oral family settlement has been made though ld. counsel concedes that the prayer is not worded so happily. He further submits that the trial in the Test. Case and in the suit is going on. The statement of the mother - Defendant No.2 has been recorded in the Test. Case, however, the recording of evidence commenced only after the filing of the application for amendment. He relies on Mohinder Kumar Mehra vs. Roop Rani Mehra and Others (2018) 2 SCC 132 and A.K. Gupta and Sons Ltd. vs. Damodar Valley Corporation AIR 1967 SC 96. It is further submitted by Mr. Pais that the amendment is being opposed by the Defendant on the ground that the amendment is beyond limitation and such
an amendment cannot be allowed. He submits that the amendment in the present case would be governed by Article 110 of the Limitation Act, 1963 and not Article 59 as there is an issue as to whether the Plaintiff was a coparcener on the date of the demise of her father i.e. 16th March, 2012 in view of the amendment that has been brought about into the Hindu Succession Act, 1956 w.e.f. 9th September, 2005. He further submits that the first date of knowledge of the family settlement insofar as the Plaintiff is concerned was acquired only on 29th October, 2013 when, in reply to the objections filed by the Plaintiff in the Test. Case, the copy of the MOFS was served upon the Plaintiff.
6. On the other hand, Mr. Yadav submits that the Plaintiff was well- aware of the existence of the oral family settlement dated 3 rd June, 1977 which is evident from a reading of the plaint. He also relies upon a finding of this Court in order dated 16th October 2017, passed in an application under Order VII Rule 14 being I.A. 13780/2016. In the said order, the Court has recorded that the signature on the MOFS is admitted by the Plaintiff and hence she is deemed to have always had knowledge of the MOFS. It is further argued that the amendment application is belated inasmuch as the stage for filing the same is long over as trial has commenced. The affidavit of Defendant No.2 - mother had been filed by the time the application for amendment was preferred. Reliance is placed on the judgment of the Supreme Court in Rajkumar Gurawara (Dead) Through LRs vs. S.K. Sarwagi and Company Private Limited and Another, (2008) 14 SCC 364.
7. The Court has heard the ld. counsel for the parties. A perusal of the plaint shows that there are several paras which are replete with challenges to the oral family settlement. The said paras are extracted herein below:
"2. The plaintiff has also prayed for declaring the purported oral family settlement dated 03.06.1977 (when the plaintiff was just 11 years of age, having been born on 05.04.1966) and the alleged memorandum dated 21.10.2006 purporting to be memorandum of the said family settlement dated 03.06.1977 as illegal, null, void and not binding on the plaintiff.
...
30. It is submitted that at the time of the so-called oral family settlement dated 03.06.1977, the plaintiff was a minor being just 11 years of age, having been born on 05.04.1966. Fact of the matter is that no such oral family settlement dated 03.06.1977 ever took place. The plaintiff never relinquished nor was she legally capable being a minor (on 03.06.1977) of relinquishing her rights/share in the said property or any other property. Even if any such oral family settlement dated 03.06.1977 is proved, the same has no legal sanctity and is not binding on the plaintiff (it follows that the so-called oral family settlement dated 03.06.1977 and the writing dated 21.10.2006 purporting to be memorandum of the said oral family settlement dated 03.06.1977 are illegal, null, void and not binding on the plaintiff. The same have absolutely no effect on the entitlement/rights of the plaintiff in the suit properties.
....
35. It is submitted that while having deprived plaintiff of part of the Gulmohar property, the defendants, at the same time, have tried to deprive the plaintiff of her rightful legal share in the property C-43 Defence Colony which is an HUF property over which she had/has an equal right as her brother (defendant no 1). It is submitted that basically, the alleged memorandum was made in 2006 after the 2005 amendment of the Hindu Succession Act to deprive the plaintiff of her rights in C-43, Defence colony. It was
not based on the any family settlement of 1977. In fact, no family settlement was made or could be made with the plaintiff in 1977, when she was just 11 years of age and lacked the capacity to enter into the so-called family settlement, leave alone accept it."
8. The prayer in the suit, however, prays for a declaration that the writing dated 21st October, 2006 purported to be a memorandum of so-called family settlement dated 3rd June, 1977 is illegal, null and void and does not bind the Plaintiff. When the Defendant filed the written statement, the Defendant took an objection that the Plaintiff has not challenged the oral family settlement dated 3rd June, 1977 and this was also refuted in the replication. The relevant paragraph of the replication reads:
"11. That the very factum and validity of the so-called family settlement dated 03.06.1977 are specifically and emphatically denied. When there was no family settlement dated 03.06.1977, there was/is simply no question the plaintiff being its major beneficiary. From the date of plaintiff‟s knowledge (29.10.2013) of the so- called family settlement dated 03.06.1977 and the memorandum of family settlement dated 21.10.2006, the suit has been filed within prescribed period of limitation."
It is thus clear that the oral family settlement has never been admitted and has in fact been challenged and disputed consistently by the Plaintiff. The question therefore in the present case is whether the amendment ought to be allowed at this stage when the evidence of Defendant No.2 has already commenced and allowing of the amendment could result in further delays.
9. The issue raised in the present case is more substantive than procedural. The MOFS, of which a declaration is being sought as being illegal, is a document in writing which records the earlier oral family
settlement. The Plaintiff has repeatedly, in various paragraphs in the plaint, raised a challenge that the said settlement was either not entered into or that she was a minor at the time when the said oral family settlement was purportedly executed. The main question that is to be adjudicated in this litigation is as to whether there was an oral family settlement in 1977 and whether the said settlement was reduced into writing in 2006. This being the main issue that is to be adjudicated, procedural technicalities cannot come in the way of the substantive relief being granted or denied after evidence is led. Considering the fact that evidence has already commenced in the matter, this Court is of the opinion that instead of amending the prayer in the plaint, if one of the issues is re-casted, that would itself suffice the purpose. The order dated 4th November, 2016 had not finally decided this aspect as it was left to be considered at a later stage once the amendment application is decided. The relevant portion of the said order reads -
"3. Consequently, the question of permitting the above additional issue to be included at this stage does not arise. It will depend on the outcome of the application to amend the plaint."
Since then, the evidence having commenced and the amendment, in the view of this court being completely avoidable at this stage, recasting of the issue would be sufficient to ensure that the Plaintiff's challenge to the oral settlement is adequately addressed. Mere unhappy wording of the prayer ought not to disentitle the Plaintiff to urge that the oral family settlement is invalid, void and illegal.
10. Issue no. (iv) in respect of the family settlement presently reads as under:
iv. Whether the Plaintiff can challenge the memorandum of family settlement dated 21st October, 2006 without challenging the oral family settlement dated 3rd June, 1977, whereby the family properties were divided? OPP
The averments in the plaint make it very clear that the Plaintiff does not admit the oral family settlement dated 3rd June, 1977 and has expressly challenged the same. The relief which is being sought i.e. the declaration of the MOFS as illegal, null and void and not binding on the Plaintiff, would have inherent in it the question as to whether the oral family settlement is valid or not. Issue no. (iv) is therefore recast as under:
iv. Whether the MOFS dated 21st October, 2006 including the oral family settlement dated 3rd June, 1977 are illegal, null and void and not binding on the Plaintiff? OPP
11. In view of the issue being recasted, in the light of the pleadings of the parties, the amendment is no longer required. The application for amendment is disposed of. No further orders are called for. The issue as to whether the suit has been filed within limitation, has not been decided by this Court and would be adjudicated at the final stage.
I.A. 12936/2017 (inspection) in CS(OS) 787/2015
12. This is an application seeking permission to inspect the original Wills and take photographs of the said Wills in the presence of handwriting experts. The Deputy Registrar (Original Side) is directed to give inspection of the original Wills to both the parties in order to enable them to take photographs and for inspection by their respective handwriting experts to
enable them to lead evidence in the matter. I.A. is disposed of. I.A. 12885/2017 in TEST.CAS. 97/2015
13. In view of the order passed in I.A. 12936/2017 in the suit, the present application is disposed of as infructuous as the inspection of the Wills has been directed today.
I.A. 16857/2018 in CS(OS) 787/2015
14. The present application has already been disposed of. The present application need not be listed further.
I.A. 13626/2018 (u/O XII Rule 6), 13627/2018 (u/O VII Rule 10) in CS(OS) 787/2015
15. List before Court on 4th November, 2019 TEST.CAS. 97/2015
16. List before the Joint Registrar for recording of the Petitioner's evidence in Test. Case on 11th September, 2019.
17. The affidavits in evidence are stated to have already been filed.
PRATHIBA M. SINGH JUDGE JULY 24, 2019/Rahul
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!