Citation : 2022 Latest Caselaw 4291 Mad
Judgement Date : 7 March, 2022
SA.No.158/2022
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 07.03.2022
CORAM:
THE HONOURABLE MR.JUSTICE S.S.SUNDAR
SA.No.158/2022 and CMP.No.3204/2022
1.G.Manoharan
2.G.Kannan .. Appellants/Plaintiffs
Vs.
G.Latha .. Respondent/Defendant
Prayer:- Second Appeal filed under Section 100 of the Civil Procedure
Code to set aside the decree and the judgment dated 24.10.2019, rendered
in AS.No.32/2019 on the file of the learned Principal Subordinate Judge,
Salem, confirming the decree and the judgment dated 07.12.2018, rendered
in O.S.No.635/2013, on the file of the II Additional District Munsif Court,
Salem.
For Appellants : Mr.P.Raja
For Respondent : M/s.Zeenath Begam
JUDGMENT
(1) The plaintiffs in the Suit in O.S.No.635/2013 on the file of the II
Additional District Munsif Court, Salem are the appellants in the
above Second Appeal.
https://www.mhc.tn.gov.in/judis 1 Page of 11 SA.No.158/2022
(2) The appellants filed the Suit in O.S.No.635/2013 for declaring the
Gift Deed dated 17.03.2019 as null and void and for permanent
injunction restraining the defendant who is the respondent in this
appeal from interfering with the peaceful possession and enjoyment
of the Suit property by the plaintiffs. The Suit is also for permanent
injunction restraining the defendant from alienating or encumbering
the Suit property.
(3) The case of the plaintiffs in the plaint is that the Suit property was
originally purchased by the father of appellants by name P.Govindan
out of his income from the business in the name of his wife who is
the mother of plaintiffs and defendant by a registered Sale Deed
dated 05.10.1970.
(4) It is admitted that the electricity service connection in the Suit
property for the Silver Workshop Business was in the name of
plaintiffs' mother and that the property tax assessment in respect of
to the Suit property stands in the name of mother apart from patta for
the Suit property which also stood in the name of plaintiffs' mother.
According to the plaintiffs, the plaintiffs and their mother entered
into a Partnership Agreement to run a Silver Refinery Unit in the
https://www.mhc.tn.gov.in/judis 2 Page of 11 SA.No.158/2022
Suit property under the name and style of “Malaar Silver Refining
Unit” on 04.12.1992 and that they were running the partnership
business till 06.11.2012.
(5) It is stated further that after the death of appellants' mother in the
year 2012, they had continued the business in the Suit property and
except plaintiffs nobody has got any right, title or interest in the Suit
property. It is also contended by the appellants that the mother of
appellants had no independent income to purchase the Suit property
and that the mother was included in the Partnership Deed as advised
by father who paid for the share of mother and it is their father who
spent for the maintenance of the building along with the machineries
in the Suit property for their silver business.
(6) According to the appellants only when the defendant demanded
them to handover possession of the Suit property, they came to
know that a Gift Settlement Deed had been executed by their mother
Baby Ammal in favour of the defendant on 17.03.2009. Stating that
the Settlement Deed is a fabricated and concocted document, the
appellants contended that the defendant who is not in possession of
the property cannot claim any right over the Suit property especially
https://www.mhc.tn.gov.in/judis 3 Page of 11 SA.No.158/2022
when the Gift Settlement Deed was not acted upon.
(7) It is also contended by the appellants that the Gift Deed is a sham
and nominal document. The Suit was contested by the respondent on
the ground that mother Baby Ammal, is the absolute owner of the
Suit property as she had purchased not only the Suit property but
also other properties out of the income derived from the business
which was started by her as her own business after selling her gold
ornaments gifted to her at the time of her marriage. The averments in
the plaint was specifically denied by the defendant/respondent.
(8) The Trial Court framed specific issues with regard to the
genuineness and validity of the Settlement Deed and found that the
Suit property was purchased by the plaintiffs' mother and that the
appellants have not produced any document to show that the Suit
property was purchased by the appellants' father out of the income
from the business.
(9) It is found that Baby Ammal, the mother of appellants' was enjoying
the Suit property as the absolute property till her death. The father
and appellants' paternal uncle have also attested the Settlement Deed
which is marked as Ex.A16. Therefore, the Trial Court held that the
https://www.mhc.tn.gov.in/judis 4 Page of 11 SA.No.158/2022
father himself has acknowledged the title of appellants' mother. The
Trial Court found that merely because the appellants are in
possession of the Suit property, the Court cannot come to the
conclusion that the Settlement Deed was not accepted and acted
upon.
(10) The documents filed by the respondent were also considered by the
Trial Court to hold that the property has been in the name of
defendant/respondent based on the Settlement Deed. Since the
documents under Ex.B6 to B8 would show that the Suit property
was enjoyed by the mother independently, the Trial Court dismissed
the Suit after holding that the declaratory relief cannot be granted in
favour of appellants. Since the Court cannot grant permanent
injunction against the defendant the suit was dismissed. Aggrieved
by the same, the appellants preferred an appeal in AS.No.32/2019
before the Principal Sub Court, Salem.
(11) The Lower Appellate Court also after framing relevant points for
determination held that the appellants' mother is the absolute owner
of the Suit property and therefore she is entitled to execute a
Settlement Deed in favour of respondent/defendant. It was further
https://www.mhc.tn.gov.in/judis 5 Page of 11 SA.No.158/2022
held that the Settlement Deed is a valid document. After considering
the evidence adduced in the light of pleadings raised by both sides
the Lower Appellate Court also held that the plaintiffs cannot
contend that their mother is only a benami of her husband. The
Lower Appellate Court also rendered a finding that the Gift
Settlement Deed was acted upon. Aggrieved by the concurrent
judgments and decrees of the Courts below the above Second
Appeal is filed.
(12) The appellants have raised following substantial questions of law in
the Memorandum of Grounds of Second Appeal.
1.When the source of means for payment of sale consideration by the mother of the parties, was not shown or proved by the respondent, can the said purchase of property and the construction therein, can be construed as the absolute property of the mother of the parties herself?
2.When the mother of the parties has no independent right over the said property, can the gift deed executed by her, with respect to the said property, in favour of one of the daughters alone, be considered as a valid document?
3.When there is no evidence to show that the gift deed was accepted and acted upon, even
https://www.mhc.tn.gov.in/judis 6 Page of 11 SA.No.158/2022
during the death of the mother of the parties and there is a latches of almost three and a half years period, in making a claim over the property, based upon the gift deed, can the said document be declared as a valid document?
4.Have not the both Courts below committed an act of illegality in not granting the relief of permanent injunction, in favour of the appellants, when the possession and enjoyment of the said property, is still in the hands of the appellants themselves?
5.Have the conclusion arrived at by both the Courts below that the possession is with the respondent, right from the death of her mother, is wrong, when the possession of the appellants has already been admitted by the respondent herself in her oral evidence?
6.When there is no rival claim of declaration of right and of injunction, by the respondent by any rival suit, are both the Court below correct in declaring her right and title over the suit schedule property?
(13) The Suit property was purchased by the mother of the appellants'
under Ex.A1. The original Settlement Deed is produced by the
defendant as Ex.B1. Though, it is admitted by the defendant that the
original document was handed over by her father, the father has
attested the documents, and the name of defendant is included in the
https://www.mhc.tn.gov.in/judis 7 Page of 11 SA.No.158/2022
revenue records and patta was also granted to the defendant.
(14) Having regard to the findings of the Courts below, this Court is
unable to accept the case of the appellants that the mother is not the
owner of the Suit property and that the property was purchased by
the appellants' father in the name of their mother. Since, the
document produced by the defendant would clearly show that the
property was in the enjoyment of the mother during her life time and
the Settlement Deed was handed over to the defendant, pursuant to
the Settlement Deed.
(15) This Court is unable to agree with the contention of the appellants
and that the mother had no independent right to execute a Deed in
favour of respondent. Mother had executed three other Settlement
Deeds under Ex.B6 to Ex.B8. Ex B6 and Ex.B7 are in favour of
another daughter and Ex.B8 in favour of her elder son. Under
Ex.B9, father executed a Settlement Deed dated 19.02.2009 in
favour of plaintiffs. Hence the case of plaintiffs disputing title of
mother cannot be accepted. Father has attested the Settlement Deed
and original document is filed by defendant. Mutation had taken
place. Hence, this Court is unable to discard the findings of the
https://www.mhc.tn.gov.in/judis 8 Page of 11 SA.No.158/2022
Courts below that the Gift Deed was accepted and acted upon.
Merely because the defendant claimed title to the Suit property 3 ½
years after the Settlement Deed was executed, the registered
document of conveyance cannot be invalidated. In a Suit for
injunction, the question of possession is relevant. However, a
stranger to the Suit property even if he is in possession, is not
entitled to seek permanent injunction against the owner as his
possession is not lawful.
(16) Therefore, the plaintiffs who are not the owners of the Suit property
cannot seek permanent injunction against the true owner namely, the
sister. The question of benami raised by the appellants is
unsustainable. Having regard to the facts admitted and evidence
adduced by both sides the case of plaintiffs suggesting that the
property was purchased by father in the name of mother does not
help the appellants.
(17) When a husband purchases the property in the name of his wife,
there is a presumption that the property was purchased by the father
for the benefit of his wife. In this case, no document or oral evidence
is adduced to show that the property was purchased by the father nor
https://www.mhc.tn.gov.in/judis 9 Page of 11 SA.No.158/2022
it was for the benefit of father himself.
(18) In view of the concurrent findings on facts, this Court is unable to
find any illegality or irregularity in the findings of Courts below.
Hence, the Second Appeal is devoid of merits.
(19) In the result, the Second Appeal is dismissed. Consequently
connected Civil Miscellaneous Petition is closed.
07.03.2022 cda Internet : Yes
S.S.SUNDAR, J.,
cda
To
https://www.mhc.tn.gov.in/judis 10 Page of 11 SA.No.158/2022
1.The II Additional District Munsif Court, Salem.
2.The Principal Subordinate Court, Salem.
3.The Section Officer, VR Records, High Court, Chennai.
SA.No.158/2022 and CMP.No.3204/2022
07.03.2022
https://www.mhc.tn.gov.in/judis 11 Page of 11
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!