Citation : 2022 Latest Caselaw 7293 Kant
Judgement Date : 23 May, 2022
IN THE HIGH COURT OF KARNATAKA DHARWAD BENCH
DATED THIS THE 23 R D DAY OF MAY, 2022
BEFORE
THE HON'BLE MR.JUSTICE RAVI V.HOSMANI
R.F.A. NO.892/2006 (PAR)
BETWEEN
SMT PARVATEVVA @ SHANTAVVA
W/O.NAGAPPA MULTIMANI @ MUDIHAL
AGE.55 YEARS,
OCC.HOUSEHOLD WORK/AGRICULTURE,
R/O.NITTUR TQ.RANEBENNUR,
DIST.HAVERI-581 115.
...APPELLANT
(BY SRI LOKESH MALAVALLI ADV.,
SRI G.N.NARASAMMANAVAR, ADV.,)
AND
1 . SMT BASAVVA
W/O KENCHAPPA K ANCHELLAR
@ BANKAR, AGE:80 YEARS
OCC:HOUSEHOLD WORK
R/O.CHEPPARADAHALLI
TQ.RANEBENNUR
DIST.HAVERI-581 115.
2 . SMT MAHADEVAKKA
W/O.SHIDDAPPA K UPADA
AGE.58 YEARS
OCC:HOUSEHOLD WORK
AND AGRICULTURE
R/O.MAKARI
TQ.HIREKERUR
DIST.HAVERI-581 115.
3 . TIRAKAPPA K ENCHAPPA BANKAR
@ KENCHELLARA
AGE.48 YEARS
OCC: AGRICULT URE
2
R/O.CHEPPARADAHALLI
TQ.RANEBENNUR,
DIST.HAVERI-581 115.
4 . ANANDAVVA
W/O.HEMAPPA YALAVATTERA
AGE.42 YEARS
OCC:HOUSEHOLD WORK
R/O.RANEBENNUR KURABAGERI
RANEBENNUR
DIST.HAVERI-581 115.
5 . RENUKAVVA
W/O.CHANDRAPPA SANNASARATOOR
AGE.38 YEARS
OCC: HOUSE HOLD WORK
R/O.CHIKKAMAGANUR
TQ.RANEBENNUR
DIST.HAVERI-581 115.
6 . SHANTAVVA @ VANAJAKSHAVVA
W/O.SHANKARAGOUDA PATIL
AGE.35 YEARS
OCC: HOUSEHOLD WORK
R/O.DODDAGUBBI
TQ.HIREKERUR
NOW AT CHIKKAMAGANUR
TQ.RANEBENNUR
DIST.HAVERI-581 115.
...RESPONDENTS
(BY SRI S.G.KODADAKATTI, ADVOCATE, FOR R3;
SRI R.K.KALKARNI, ADVOCATE FOR R5 & R6;
NOTICE SERVED T O R1, R2 & R4)
THIS RFA FILED U/S.96 OF CPC AGAINST THE JUDGMENT
AND DECREE DAT ED 23.02.2006 PASSED IN O.S.NO.76/96 ON
THE FILE OF THE CIVIL JUDGE (SR.DN.) AND PRL. JMFC.,
RANEBENNUR, DISMISSING THE SUIT FOR PARTITION AND
SEPARATE POSSESSION.
3
THIS RFA HAVING HEARD AND RESERVED ON 28.03.2022
THIS DAY, T HE COURT PRONOUNCED THE FOLLOWING:
JUDGMENT
Challenging judgment and decree dated 23.02.2006
passed by Civil Judge (Sr.Dn.) and Principal, JMFC at
Ranebennur, in O.S.No.76/1996, this first appeal is filed by
unsuccessful plaintiff.
2. Appellant herein was plaintiff in suit, while
respondents herein were defendants no.1 to 6 respectively.
For sake of convenience they shall hereinafter be referred to
as per their respective ranks in original suit.
3. O.S.No.76/1996 was filed seeking for relief of
partition and separate possession of plaintiff's 1/4th share in
suit properties namely:
A) Properties situated in Chapparadahalli, Hirekerur Taluk:
1. R.S.No.51/1+2 measuring 3 acres 27 guntas
2. R.S.No.57/1 measuring 3 acres 9 guntas
3. R.S.No.62/5 measuring 1 acre 29 guntas
4. R.S.No.62/1A+1B measuring 1 acre 16 guntas
B) House site and vacant plot in Chapparadahalli:
(1) V.P.C. No.51 (including house with tiled roof) measuring
East - West 30ft. and North-South 70 ft. bounded on East by
property of Shivappa Ingalagundi, West by property of
Dyavappa Banakar, North by property of Hanumanthappa
Basappa Banakar and South by property of defendant's
portion in V.P.C.No.52.
(2) Open plot bearing V.P.C.No.52 totally measuring East -
West 30 ft. North - South 30ft. bounded on East by property
of Hemappa Ingalagundi, West by property of Dyavappa
Banakar, North by property belonging to plaintiff and
defendants and South by property of Hanumanthappa
Basappa Banakar and
C) Properties situated in Chikkamaganur village, Hirekerur
Taluk:
(1) R.S. No. 8/8A+B+C measuring 3 acres 10 guntas (2) Sy.No.40/1A+B+2 measuring 4 acres 8 guntas
(hereinafter referred to as 'suit properties' for short)
4. In plaint, it was stated that Kenchappa - propositus
and his wife Basavva (defendant no.1) had four children
namely Parvathevva (deceased), Mahadevakka (defendant
no.2), Shantavva @ Parvathevva (plaintiff) and Tirakappa
(defendant no.3). Eldest daughter Parvathevva died during
1990 survived by three daughters viz., Anandavva, Renukavva
and Shantavva (defendants no.4, 5 and 6 respectively). It was
stated that during life time of propositus, all members of joint
family were in joint cultivation and possession of suit
properties. There was no partition effected between them and
propositus died on 24.07.1978. Thereafter mother of
defendants no.4 to 6 died in 1990. It was further specifically
stated that there was no partition of joint family properties. As
all other members were women, lands were being cultivated
by defendant no.3, but income was distributed to all. It was
specifically asserted that plaintiff had never executed any gift
deed or relinquishment deed giving up their share in joint
family property. It was stated that when partition was sought,
defendants refused same on the basis of false mutation entries
which gave rise to cause of action for filing suit.
5. Upon service of suit summons, defendants no. 2 and
3 filed written statement contending that defendant no.3 was
still a minor when propositus became old-aged. At that time,
plaintiff along with her husband left Nittur and came to
Chapparadahalli to manage family affairs of propositus. It was
further stated that one year prior to death of propositus,
plaintiff was given Rs.1,00,000/- in cash and 10 tolas of gold
and other valuable properties towards her share, for which she
had given up right over suit schedule properties in favour of
defendant no.3. Likewise, defendant no.1, defendant no.2 and
mother of defendants no.4 to 6 also received cash, gold and
other valuable properties to give up their rights in suit
property. Thus, there was partition effected in the year 1982
and name of defendant no.3 was mutated in revenue records
as per M.E.No.705 of Chapparadahalli and M.E.No.569 of
Chikkamorab village. Therefore, neither plaintiffs nor other
defendants had any right, title, interest over suit property.
6. Defendant no.4 filed separate written statement
admitting plaint averments. Defendants no. 5 and 6 filed
memo adopting written statement of defendant no.4.
7. Based on pleadings, trial Court framed following
issues:
1. Whether the plaintiff proves, the suit properties are joint ancestral properties of plaintiff and defendants as contended?
2. Does he further proves, the defendant no.3 is managing the suit property on behalf of all family members?
3. Whether defendant no.1 to 3 prove, that in 1982 plaintiff by receiving cash and gold has relinquished her right in the suit properties as contended?
4. Whether plaintiff is entitled for partition?
5. What relief the parties are entitled?
8. Thereafter plaintiff examined herself as PW-1. She
also examined another witness as PW-2. Exhibits.P.1 to P.12
were marked. On behalf of defendants, defendant no.3
examined himself as DW-1 and defendant no.2 was examined
as DW-2. Another witness was examined as DW-3. Exhibits
D.1 to D.11 were marked. On consideration, trial Court
answered issues no.1 to 5 in negative and dismissed suit.
Aggrieved thereby, plaintiff is in appeal.
9. Sri. G.N. Narasammanavar, Advocate, appearing for
Sri. Lokesh Malavalli, learned counsel for appellants contended
that plaintiff is daughter of propositus. Suit properties were
ancestral joint family properties of propositus. As there was no
prior partition, and defendants denied partition, plaintiff filed
suit for partition. In said suit, defendants 4, 5 and 6 admitted
plaint averments. While only defence set up by defendants
no.2 and 3 was prior partition during 1982. It was submitted
that propositus died on 24.07.1978. In order to substantiate
prior partition, documents produced were M.E.No.705 of
Chapparadahalli and M.E.No.569 of Chikkamorab. Learned
counsel contended that even when defendants failed to
produce any documents of prior partition, trial Court believed
their case and dismissed suit. It was submitted that plaintiffs
were entitled for equal share, when defendant failed to
establish prior partition. It was submitted that mere
performance of marriage of daughters would not disentitle
them from seeking share in joint family property.
It was contended that impugned judgment and decree
was therefore contrary to law and evidence on record. It was
also contended that impugned judgment and decree was
perverse and capricious and consideration of evidence was
against established principles. As defendants admitted nature
of suit property as ancestral properties dismissal of suit was
not justified. Trial Court erred in not taking into consideration
deposition of DW-2, who stated that she was not aware of
plaint averments and affidavit. Absolutely no evidence was led
to substantiate contention that defendants had received gifts
from father. As there was no prior partition, dismissal of suit
would amount to denial of share of daughter, which would be
contrary to provisions of Hindu Succession Act. It was also
contended that there was no proper framing of issues. On
above grounds, learned counsel sought for allowing appeal,
set aside impugned judgment and decree by granting relief
sought for.
10. On other hand, Sri. S.K. Kadadakatti, learned
counsel for defendants supported impugned award and
opposed appeal. It was submitted that suit for partition filed
by plaintiff was not maintainable in view of prior partition
which had taken place during 1982. It was submitted that
since parties herein were Hindus, even partition by way of
family settlement was permissible without insisting on
registration. It was submitted that prior partition was
substantiated in instant case by production of 'Varadi' given
after family settlement as per Exs.D.3 and D.9 and fact that it
was given effect to is evidenced by M.E.Nos.705 and 569
marked as Exs.D.10 and D.11 respectively. It was further
submitted that plaintiff had never questioned mutations and
was therefore estopped from contending contrary to them.
Learned counsel further submitted that DWs-2 and 3 had also
deposed in favour of defendants and on consideration, trial
Court had arrived at a conclusion that there was prior partition
and on said finding suit was dismissed.
In support of his submissions learned counsel relied upon
decisions of Hon'ble Supreme Court in case of Digambar
Adhar Patil Vs. Devram Girdhar Patil reported in AIR
1995 SC 1728 and Ravinder Kaur Grewal and others Vs.
Manjit Kaur and others reported in (2020) 9 SCC 706.
11. From above, relationship of parties is not in dispute.
Nature of suit properties as ancestral joint family properties of
propositus Kenchappa is also not in dispute. While plaintiff
claims existence of joint family status in relation to suit
properties, defendants dispute same on ground of prior
partition.
12. In view of above contentions, following points arise
for my consideration:
1) Whether trial Court was justified in dismissing
suit for partition by holding that defendants had
established prior partition? and
2) Whether judgment and decree passed by trial
Court calls for interference? If so, in what
manner?
13. Re.Point No.1:
Trial Court dealt with issues no.1, 3 and 4 regarding
subsistence of joint family status or its severance due to prior
partition. While plaintiff is claiming share in properties of her
father as a coparcener, defendants no.2 and 3 contend that by
virtue of family arrangement, plaintiff received cash of
Rs.1,00,000/-, 10 tolas of gold and other valuable properties
and relinquished her rights in favour of her brother defendant
no.3. Defendants no.4 to 6 support claim of plaintiff.
14. While dismissing suit, trial Court answered all issues
in negative. Issue no.1 cast burden of proving that suit
properties as joint ancestral properties of plaintiff and
defendants upon plaintiff. Whereas, issue no.3 required
defendants no.1 to 3 to prove that plaintiff had relinquished
her rights in suit properties during 1982 by receiving cash and
gold.
15. In order to establish that suit properties continued
to be joint family properties of plaintiff and defendants,
plaintiff examined herself as PW-1. In examination-in-chief,
there is virtual reproduction of plaint averments. During cross-
examination, it is elicited that during 1970 propositus was
suffering from old age. As defendant no.3 was a minor at that
time, plaintiff and her husband moved from their native place
to Chapparadahalli. They looked after properties from 1970 to
1977. It was elicited that from out of income derived by
cultivating said lands they were maintaining family.
Suggestions that during lifetime of propositus i.e., during year
1977, plaintiff was given Rs.1,00,000/- in cash and gold in lieu
of her share in joint family properties and upon receiving
same, she had relinquished her share in joint family property
in favour of defendant no.3. It was also contended that
similarly other sisters had also relinquished their share in joint
family properties by receiving appropriate consideration. It
was elicited that in pursuance of 'varadi' given after family
arrangement, had not been challenged by plaintiff by filing
appropriate appeal.
16. PW-2 deposed that earlier, plaintiff and defendants
were cultivating suit lands together. But since past six years it
was discontinued. Suggestions by defendant about prior
partition, relinquishment of share by sisters of plaintiff in
favour of defendant no.3 etc., were disputed. No material
admission was elicited from PW-2.
17. Documentary evidence produced by plaintiff are
Exs.P.1 to P.6 - record of rights , mutation entries - Exs.P.7 to
P.9, death certificate of plaintiff's mother - Ex.P.10, property
Tax demand register extract - Exs.P.11 and P.12. Exs.P.1 to
P.6 disclose mutation of name in Column - 9 as due to
partition. Ex.P.10 substantiates death of wife of propositus;
while Exs.P.11 and P.12 disclose suit properties standing in
name of defendant no.3. Ex.P.8 would be relevant material
document of defendants, as it is defendants' case that plaintiff
and other sisters had relinquished their rights. Contents of
Ex.P.8 indicate that said mutation was in pursuance of a
'varadi', wherein it was stated that Kenchappa Hallappa
Kanchallar @ Banakar died on 24.07.1978. Thereafter
Thirakappa, S/o. Kenchappa and mother Basavva gave 'varadi'
stating that daughters Parvathevva, Mahadevakka, Shantavva
had relinquished their rights in favour of defendant no.3 by
taking cash, gold and other valuables. However, same does
not disclose that varadi was given by plaintiff and sister. It
also does not state that plaintiff was issued with notice prior to
effecting mutation.
Hon'ble Supreme Court in case of Venigalla
Koteswaramma Vs. Malempati Suryambha & Ors.
reported in 2021(4) SCC 246, has held that in a suit for
partition, declaration about nullity or about alienation not
binding on plaintiff is not necessary.
18. Substantial contention urged by defendants was with
regard to prior partition, which is sought to be established on
the basis of record of rights, property tax extracts and
mutation entries. Defendant no.3 examined as DW-1 and
stated that suit properties were not joint family properties as
joint family properties were divided under a family
arrangement, wherein plaintiff and other sisters had
relinquished their rights in suit property. During cross-
examination, it is elicited from DW-1 that suit properties were
ancestral joint family properties. While denying suggestions,
DW-1 states that plaintiff had signed a statement
acknowledging receipt of cash and gold in lieu of share in
property, but admitted that said document was not produced.
DW-2 - defendant no.6 also states suit properties were not
joint family properties, as there was partition among family
members and plaintiff and other sisters had relinquished their
rights in favour of defendant no.3. However, during cross-
examination DW-2 states that he was not aware of contents of
plaint. He also stated that he was not aware on whose
instructions his affidavit evidence in lieu of examination-in-
chief was filed. In view of said statement, deposition of DW-2
would not be helpful to plaintiffs.
19. DW-3 is an independent witness. He also stated that
suit properties were not joint family properties, as there was
severance of joint family. It was stated that during 1977,
plaintiff had received a sum of Rs.1,00,000/- in cash and 10
tolas of gold and other valuable articles and had relinquished
her claim in suit property. Likewise, defendants no.1, 2 and 4
to 6 had also accepted money in lieu of their share in
property. In pursuance of relinquishment, partition was
effected during 1982. Thereafter defendant no.3 was in
exclusive possession and enjoying suit properties. During
cross-examination, it is elicited that DW-3 did not know exact
day or date on which cash and gold was given. Despite
asserting that he had seen plaintiff taking away cash and
jewellary, DW-3 was unable to state particulars of
denomination of currency notes.
20. Hon'ble Supreme Court in Vineeta Sharma Vs.
Rakesh Sharma reported in (2020) 9 SCC 1, has held as
under:
133. The severance of status may take place from the date of filing of a suit; however, a decree is necessary for working out the results of the same, and there may be a change of rights during the pendency of the suit for allotting definite shares till final decree is passed. There are cases in which partition can be reopened on the ground of fraud or mistake, etc. or on certain other permissible grounds. In appropriate cases, it can be reopened at the instance of minor also.
134. The protection of rights of daughters as coparcener is envisaged in the substituted Section 6 of the 1956 Act recognises the partition brought about by a decree of a court or effected by a registered instrument. The partition so effected before 20-12- 2004 is saved..
134. The protection of rights of daughters as coparcener is envisaged in the substituted Section 6 of the 1956 Act recognises the partition brought about by a decree of a court or effected by a registered instrument. The partition so effected before 20-12- 2004 is saved.
136. The expression used in the Explanation to Section 6(5) "partition effected by a decree of a court" would mean giving of final effect to actual partition by passing the final decree, only then it can be said that a decree of a court effects partition. A preliminary decree declares share but does not effect the actual
partition, that is effected by passing of a final decree; thus, statutory provisions are to be given full effect, whether partition is actually carried out as per the intendment of the Act is to be found out by the court. Even if partition is supported by a registered document it is necessary to prove that it had been given effect to and acted upon and is not otherwise sham or invalid or carried out by a final decree of a court. In case partition, in fact, had been worked out finally in toto as if it would have been carried out in the same manner as if affected (sic effected) by a decree of a court, it can be recognised, not otherwise. A partition made by execution of deed duly registered under the Registration Act, 1908, also refers to completed event of partition not merely intendment to separate, is to be borne in mind while dealing with the special provisions of Section 6(5) conferring rights on a daughter. There is a clear legislative departure with respect to proof of partition which prevailed earlier; thus, the court may recognise the other mode of partition in exceptional cases based upon continuous evidence for a long time in the shape of public document not mere stray entries then only it would not be in consonance with the spirit of the provisions of Section 6(5) and its Explanation.
137. Resultantly, we answer the reference as under:
137.1. The provisions contained in substituted Section 6 of the Hindu Succession Act, 1956 confer status of coparcener on the daughter born before or after the amendment in the same manner as son with same rights and liabilities.
137.2. The rights can be claimed by the daughter born earlier with effect from 9-9-2005 with savings as provided in Section 6(1) as to the disposition or alienation, partition or testamentary disposition which had taken place before the 20th day of December, 2004.
137.3. Since the right in coparcenary is by birth, it is not necessary that father coparcener should be living as on 9-9-2005.
137.4. The statutory fiction of partition created by the proviso to Section 6 of the Hindu Succession Act, 1956 as originally enacted did not bring about the actual partition or disruption of coparcenary. The fiction was only for the purpose of ascertaining share of deceased coparcener when he was survived by a female heir, of Class I as specified in the Schedule to the 1956 Act or male relative of such female. The provisions of the substituted Section 6 are required to be given full effect. Notwithstanding that a preliminary decree has been passed, the daughters are to be given share in coparcenary equal to that of a son in pending proceedings for final decree or in an appeal.
137.5. In view of the rigour of provisions of the Explanation to Section 6(5) of the 1956 Act, a plea of oral partition cannot be accepted as the statutory recognised mode of partition effected by a deed of partition duly registered under the provisions of the Registration Act, 1908 or effected by a decree of a court. However, in exceptional cases where plea of oral partition is supported by public documents and partition is finally evinced in the same manner as if it had been affected (sic effected) by a decree of a court, it may be accepted. A plea of partition based on oral evidence alone cannot be accepted and to be rejected outrightly.
21. From above decision, it is clear that only in
exceptional cases where plea of oral partition is supported by
public documents and partition is finally effected in the same
manner as if it had been effected by a decree of Court may be
accepted otherwise plea of partition based on oral partition
alone is to be rejected outrightly. In instant case, it is
defendants no.1 to 3, who have set up defence of prior
partition. They have sought to substantiate same by producing
M.E.Nos.705 and 569, Exs.D.9 and D.11 respectively. Ex.D.9
is same as Ex.P.8. As noted above, same does not indicate
that 'varadi' was given by plaintiff also. It states that 'varadi'
was given by defendant no.3 along with his mother. Document
also does not indicate that plaintiff was notified before
effecting mutation. Mere failure to challenge mutation would
not be sufficient to deny plaintiff's claim of share in joint
family property. Hon'ble Supreme Court in Vineeta Sharma's
case (supra) has held that unless prior partition is established,
there shall be a presumption property being joint family
property.
22. Indeed, Hon'ble Supreme Court has held in
Digambar Adhar Patil's case (supra) and Ravinder Kaur
Grewal's case (supra) that a family arrangement in nature of
partition would not require it to be in writing and its
registration was not mandated, in view of larger Bench
decision in Vineeta Sharma's case (supra), burden of
establishing family arrangement would be on the person
propounding same in same manner, as if it were partitioned
by a Court decree. Neither defendant nor witnesses were able
to give particulars of prior partition such as date, time and
place.
23. In view of above discussion and legal position
availing from decisions referred, I am of the opinion that
judgment and decree passed by trial Court impugned herein
would be contrary to law. Point no.1 for consideration is
answered in favour of plaintiff/appellant.
24. Re.Point No.2:
While answering point no.1 above, it is held that finding
of trial Court regarding prior partition and dismissal of suit on
said ground are unsustainable in law. It is also held that suit
properties were joint family properties of plaintiff and
defendants. Insofar as apportionment of shares, it is seen that
admittedly propositus Kenchappa had four children namely,
Parvatevva, Mahadevakka, Shantavva and Tirakappa. His wife
Basavva had also survived him. One of daughters Parvatevva
had died leaving behind defendants no.4 to 6 namely
Anandavva, Renukavva and Shantavva respectively. As parties
are from Bombay-Karnataka area, even wife of coparcener
would be entitled to a share equal to that of son. By virtue of
amendment to Section 6 of Hindu Succession Act daughters
are rendered on par with sons. Therefore, all children and wife
of propositus would entitle for equal shares in suit properties.
Hence, point no.2 is answered by holding that plaintiff,
defendants no.1, 2 and 3 and defendants no.4 to 6 together,
would be entitled to 1/5th share each in suit properties i.e.,
defendants no.4 to 6 would be entitled to 1/15th share each,
out of 1/5th share of their mother-deceased Parvatevva. Point
no.2 is answered accordingly.
25. Hence, I pass the following:
ORDER
Appeal is allowed. Judgment and decree dated
23.02.2006 passed by Civil Judge (Sr.Dn.)and Prl. JMFC at
Ranebennur, in O.S.No.76/1996 is set aside and
O.S.No.76/1996 is decreed with cost. Plaintiff, defendants
no.1, 2 and 3 would be entitled to 1/5th share each;
defendants no.4 to 6 would be entitled to 1/15th share each in
suit properties.
Sd/-
JUDGE
BVK
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!