Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sundaramani(Died) vs K.V.Sarvesan(Died)
2025 Latest Caselaw 1833 Mad

Citation : 2025 Latest Caselaw 1833 Mad
Judgement Date : 21 January, 2025

Madras High Court

Sundaramani(Died) vs K.V.Sarvesan(Died) on 21 January, 2025

    2025:MHC:189                                                                                      S.A.No.806 of 2014




                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               Reserved on                           14.11.2024
                                            Pronounced on                            21 .01.2025

                                                CORAM:
                                  THE HONOURABLE MS.JUSTICE R.N.MANJULA

                                                           S.A.No.806 of 2014
                                                                  and
                                                            M.P.No.1 of 2014

                     1     Sundaramani(died)
                            S/o Sivaraja Mudaliar,
                           Koovam Village And Post,
                           Thiruvallur Taluk And District.

                     2    Srinivasan
                          S/o Sundaramani,
                          Koovam Village And Post,
                          Thiruvallur Taluk And District.

                     3    Shanmugam
                         S/o Sundaramani,
                         Koovam Village And Post,
                          Thiruvallur Taluk And District.

                     4    S.Mangayarkarselvi
                          W/o.late Sundaramani,
                          Koovam Village And Post,
                          Thiruvallur Taluk And District.

                     5    S.Kanniammal
                          D/o.late Sundaramani
                          Koovam Village And Post,
                          Thiruvallur Taluk And District.                                      ...   Appellants
                          [A1 Died A4 And 5 Brought On Record As
                         Legal Heirs Of The deceased fist appellant]

                     1/30




https://www.mhc.tn.gov.in/judis                      ( Uploaded on: 03/04/2025 02:26:21 pm )
                                                                                                         S.A.No.806 of 2014




                                                                            Vs

                     1    K.V.Sarvesan(died)
                          S/o Vajravadivelu No.1/327,
                          Pillaiyar Koil Street,
                          Vilangadupakkam Red Hills Via
                          Chennai 52

                     2    Mrs.Suguna @ Kamatchi
                          W/o K.V.Sarvesan,
                          Dr. Ambedkar St. ,
                          Pagasalai Village Post,
                          Thiruvalamagadu Taluk,
                          Thiruvallur District.                       ...                  Respondents

                     [ R1 Died Rr2 Brought On Record As Legal heir Of
                      The deceased 1st respondent vide order dated 01.08.2022
                      made in CMP.Nos.22480, 22481 & 22482/17 in SA.No.806/14.]


                     Prayer: Second Appeal is filed under Section 100 of the Code of Civil
                     Procedure, to set aside the judgement and decree in A.S.No.31/2011 passed
                     by the Subordinate Judge, Thiruvallur, dated 23.01.2014 reversing the
                     judgement and decree in OS.No.262/2002 passed by the District Munsif,
                     Thiruvallur dated 22.12.2009.


                                    For Appellants  : Mr.C.T.Mohan, Senior Counsel
                                                      for Mr. R.Vijayaraghave.
                                    For Respondents : Mr. R.Krishnaswamy for R2
                                                    : R1-Died




                     2/30




https://www.mhc.tn.gov.in/judis                  ( Uploaded on: 03/04/2025 02:26:21 pm )
                                                                                             S.A.No.806 of 2014




                                                              JUDGMENT

Heard Mr.C.T.Mohan, learned Senior Counsel for the appellants and

Mr R.Krishnaswamy, learned Counsel for R2 and perused the materials

available on record.

2. The appellants are defendants in the suit. The plaintiffs filed the

suit O.S.No.262 of 2002, for declaring their title over the suit property

against the defendants; for recovery of possession and for permanent

injunction. The trial Court dismissed the suit and on the first appeal

preferred by the plaintiffs, the first appellate Court allowed the appeal and

reversed the judgment of the trial Court and decreed the suit. Hence, the

defendants have preferred the present Second Appeal.

3. The brief facts of the case reads as follows:

The suit property was originally owned by one Duraisamy Mudaliar

who had a son and two daughters viz., Sivaraj Mudaliar, Saraswathi Ammal

and Kamakshi Ammal. In the year 1949, the said Duraisamy Mudaliar

executed a registered Gift Deed in favour of his daughter Saraswathi Ammal

and he died in the year 1957. The said Saraswathi Ammal acquired the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

property and enjoyed the same. The recital of the deed would state that

Saraswathy Ammal has only a limited right to enjoy the properties and after

her lifetime, the title will vest on her sister's son (plaintiff herein).

Saraswathy Ammal died without any issues on 23.10.2001. The first

defendant is the brother's son of late Saraswathi Ammal who had performed

the funeral ceremonies of Saraswathi Ammal and who was declared as a

foster son of late Saraswathi Ammal. After the death of Saraswathi Ammal,

the plaintiff wanted to take possession of the suit property, but, the

defendants threatened the plaintiff not to enter the suit property.

4. The averments made in the written statement filed by the first

defendant is as follows:

The first defendant is the adopted son of Saraswathi Ammal. The

Saraswathi Ammal has been in possession and enjoyment of the suit

property independently. When the first defendant was 1½ years old, he was

adopted by Saraswathi Ammal and her husband Rajamunusamy Mudaliar

through Dathu Omam. From 1953 onwards, the first defendant was brought

up by Saraswathi Ammal and her husband as their own son. The defendants

2 & 3 are the grandchildren of late Saraswathi Ammal. The Saraswathi

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

Ammal along with her brother who was also the only son of Duraisamy

Mudaliar executed a registered Settlement Deed in favour of the defendants

2 & 3 on 20.06.1979. The first defendant as the father and natural guardian

of the defendants 2 & 3 accepted the said Settlement Deed. The plaintiff

does not have any right over the suit property.

5. Though the defendants 2 & 3 filed their separate written statement,

they had adopted the written statement of the first defendant.

6. During the course of the trial, on the side of the plaintiffs, two

witnesses have been examined as PW.1 and P.W.2 and Ex.A1 to Ex.A4

were marked. On the side of the defendants, four witnesses have been

examined as D.W.1 to D.W.4 and Ex.B1 to Ex.B8 were marked.

7. After the conclusion of the trial and on considering the materials

available on record, the Trial Court has dismissed the suit and on the first

appeal preferred by the plaintiff, the first appellate Court allowed the appeal

and reversed the judgement of the trial Court and decreed the suit. Hence,

the defendants have preferred the present Second Appeal. While admitting

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

this Second Appeal, the following substantial questions of law were framed

for consideration:

"1.Is the First Appellate court is right in coming to the conclusion that Section 14(2) of the Hindu Succession Act, 1956 will only apply when Section 14(1) specifically states that Sreedhana property will become the absolute property of the Hindu female?

2.Is the First Appellate Court is right in the light of Ex.A1 that restriction can be imposed in respect of Sreedhana property?

3.Whether the limited estate of the female Hindu got enlarged on the date of coming into force of Hindu Succession Act, 1956 in terms of Section 14(1) of the Act?

4.Is the suit maintainable without challenging the settlement deed dated 20.06.1979(Ex.B3)?

8. The learned Senior Counsel for the appellants / second defendant

submitted that Sec.14(2) of the Hindu Succession Act 1956 will not apply to

the facts of this case. As per Ex.A1 dated 31.08.1949, it is clearly stated that

the suit property was given to Saraswathy Ammal by her father as stridhana

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

for her maintenance and livelihood. After coming into force of the Hindu

Succession Act 1956, the life interest of a Hindu woman would become her

absolute property in view of Section 14(1) of the Hindu Succession Act

1956. Saraswathy Ammal had executed a deed of settlement on 26.09.1979

vide Ex.B3 in favour of defendants 2 and 3. The first appellate Court,

without properly understanding the contents of Ex.A1, came to an erroneous

conclusion that Sec. 14(2) only will apply and not Sec. 14(1) of the Hindu

Succession Act. Since Saraswathy Ammal has got her absolute right in

respect of the suit property, the settlement deed executed by her in favour of

defendants 2 and 3 will confer absolute right over them. The plaintiff did

not challenge the settlement deed dated 26.09.1979 within a period of

limitation, and hence the suit is barred by limitation.

9. The learned Senior Counsel for the second respondent submitted

that the First Appellate Court has rightly applied Sec. 14(1) of the Hindu

Succession Act to the facts of this case. In the gift deed Ex.A1, the

Saraswathy Ammal has been given with only a limited life interest over the

suit property and hence, she cannot execute the settlement deed in favour of

defendants 2 and 3. As Saraswathi Ammal executed the settlement deed in

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

favour of defendants 2 and 3 without having absolute title over the suit

property, that will not convey any title in favour of them.

DISCUSSION:

For the sake of convenient discussion, the appellants are referred as

defendants and the respondents are referred as plaintiffs.

10. The fact that the suit property was originally belonged to one

Duraisamy Mudaliar and he had executed a settlement deed in favour of his

daughter Saraswthi Ammal in the year 1949 is not disputed. The said

settlement deed dated 31.08.1949 is available in Ex.A1. The recitals of the

settlement deed would state that Saraswathy Ammal can enjoy the income

derived from the suit property and the absolute interest will be passed on to

her children. It is further stated in the settlement deed that if Saraswathy

Ammal did not have any child, her sister's son would get absolute interest

over the property. Had the settlement deed contained only these recitals, it

could have been an easy task to conclude that it is a conditional settlement

deed which would not fall under Sec.14 (1) but only under Sec.14 (2) of the

Hindu Succession Act-1956.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

11. But the settlement deed would further read that the property is

given to Saraswathy Ammal as stridhana by her father, as she did not have

any enough income of her own and that she can make use of the property for

her maintenance. The settlement deed has been executed prior to the coming

into force of the Hindu Succession Act-1956. The appellants/defendants

would claim that after the advent of the Hindu Succession Act-1956, by

virtue of Sec.14(1) of the Act, the suit property had become the absolute

property of the beneficiary namely, Saraswathy Ammal and hence, she has

the absolute entitlement over the property.

12. It is claimed by the defendants that even during the lifetime of

Saraswathy Ammal, she had executed a settlement deed in favour of

defendants 2 and 3, who are her brother's grandchildren born through her

brother's son, who is the 1st defendant. The said settlement deed executed in

favour of the defendants 2 and 3 was dated 20.06.1979 which is marked as

Ex.B3. The defendants have claimed that the plaintiffs ought to have filed

the suit only after challenging Ex.B3-settlement deed by claiming a relief to

declare that the said settlement deed is null and void.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

13. However the learned counsel for the plaintiffs submitted that as

the Ex.B3-settlement deed has been executed contrary to the conditions

found in Ex.A1-gift deed, and so, the plaintiffs can choose to ignore the

same. It is further claimed that the plaintiff derived his title only through

Ex.A1 and hence, he has filed the suit on the basis of the same.

14. Though the trial Court had arrived at a conclusion that Section

14(1) of the Hindu Succession Act-1956 will be applicable to the

beneficiary in Ex.A1 namely the Saraswathy Ammal, as she had alienated

the property during her life time in favour the defendants 2 and 3 and hence,

the plaintiff does not have any right or title over the suit property. However,

the First Appellate Court had made an observation that the entitlement of

Saraswathy Ammal would fall under Section 14(2) of the Hindu Succession

Act 1956, because the recitals of the gift deed would state that Saraswathy

Ammal has a limited interest and hence she did not have any right to

alienate the property.

15. The First Appellate Court has also gone into the details of the fact

of adoption of the 1st defendant by Saraswathy Ammal. The defendants

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

have raised a plea stating that the 1st defendant is the adopted son and that

she had adopted him even while he was one and half years old and as her

adopted son, the 1st defendant had been living with Saraswathy Ammal.

The First Appellate Court had observed the materials available on records

and claimed that it is difficult to accept the adoption theory taken up by the

defendants.

16. But the issue involved in this case is entirely different and it

revolves around whether the executant namely Saraswathy Ammal of the

settlement deed Ex.B3dated 20.06.1979 has the absolute right to settle her

properties in the favour of the defendants 2 and 3 by tracing the title deed

through Ex.A1 gift deed dated 31.08.1949.

17. The legal position with regard to Sections 14(1) and 14(2) of the

Hindu Succession Act-1956 is concerned, it is well settled that if a Hindu

woman has got a pre-existing right in the property and she was in

possession of the property after or before the coming into force of the Act,

her limited interest in the property will be extended and she can claim

absolute interest over the same.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

18. Prior to the enactment of the Act, most of the properties settled in

favour of the Hindu females will be only to have a limited interest. The

absolute interest for a Hindu female is unknown to Hindu Law, until the

Hindu Succession Act came into force. Even the Hindu woman does not

have absolute right over her Stridhana property and whatever rights she

enjoyed was only a possessory right. As there cannot be any reason for

limiting the entitlement of the Hindu woman only for possession and not for

alienation, it was thought fit to have suitable provisions under the Hindu

Succession Act to enable a Hindu woman to have her property as an

absolute one.

19. Now coming to Sec.14 of the Hindu Succession Act-1956, the

language of Section is found as under:

"Section 14 in The Hindu Succession Act, 1956

14. Property of a female Hindu to be her absolute property.— (1)Any property possessed by a female Hindu, whether acquired before or after the commencement of this Act, shall be held by her as full owner thereof and not as a limited owner. Explanation.—In this sub-section, “property” includes both movable and immovable property acquired by a female Hindu by inheritance or devise, or at

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

a partition, or in lieu of maintenance or arrears of maintenance, or by gift from any person, whether a relative or not, before, at or after her marriage, or by her own skill or exertion, or by purchase or by prescription, or in any other manner whatsoever, and also any such property held by her as stridhana immediately before the commencement of this Act.

(2)Nothing contained in sub-section (1) shall apply to any property acquired by way of gift or under a will or any other instrument or under a decree or order of a civil court or under an award where the terms of the gift, will or other instrument or the decree, order or award prescribe a restricted estate in such property. "

20. The explanation to Sec.14(1) would enlist certain properties

which can be considered as the absolute property of a Hindu woman. It is

stated in the explanation that the term 'property' adopted in Section 14(1)

would include the movable and immovable properties acquired by a female

Hindu by inheritance, or devise or had a partition or in lieu of maintenance

or arrears of maintenance or gift by any persons whether a relative or not

before the Act or after the marriage, the property could have been acquired

by her own skill or by purchase or by prescription or in any other manner

and also the such property held by her as 'stridhana' and they will become

her absolute property after the advent of the Act.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

21. In the instant case though the executant of the gift deed had stated

that Saraswathy Ammal can have a limited interest of enjoying the income

of the property till her life time. That arrangement has been made

considering her need for maintenance. Even if a property is left to the

possession of the Hindu female towards maintenance that will become her

absolute property in view of Section 14(1) and the explanation given to the

same.

22. In the much celebrated judgement of the Hon'ble Supreme Court

in V.Tulasamma and Others Vs. Sesha Reddy (dead) by L.Rs [reported in

(1977) 3 SCC 90], the Hon'ble full Bench of the Supreme Court has held

that Sec.14 sub section (1) cannot be interpreted in such a way i.e. its

efficacy is robbed in order to deprive a Hindu female with a protection

given to her by Sub Section (1). In the language of the Hon'ble Supreme

Court the above preposition is laid as under:

“69. ...... It cannot be interpreted in a manner which would rob sub- section (1 ) of its efficacy and deprive a Hindu female of the protection sought to be given to her by sub-section (1 ). The language of sub-section (2) is apparently wide to include acquisition of property by a Hindu female under an instrument or a decree or order or award where the instrument, decree, order or award prescribes a restricted estate for her in the property and this would

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

apparently cover a case where property is given to a Hindu female at a partition or m lieu of maintenance and the instrument, decree, order or award giving such property prescribes limited interest for her in the property. But that would virtually emasculate sub-section (1), for in that event, a large number of cases where property is given to a Hindu female at a partition or in lieu of maintenance under an instrument, order or award would be excluded from the operation of the beneficent provision enacted in sub-section (1), since in ,most of such cases, where property is allotted to the Hindu female prior to the enactment of the Act, there would be a provision, in consonance with the old Sastric law then prevailing, prescribing limited interest in the property and where property is given to the Hindu female subsequent to the enactment of the Act, it would be the easiest thing for the dominant male to provide that the Hindu female shall have only a restricted interest in the property and thus make a mockery of sub-section (1). The Explanation to sub-section (1) which includes within the scope of that sub-section property acquired by a female Hindu at a partition or in lieu of maintenance would also be rendered meaningless, because there would hardly be a few cases where the instrument, decree, order or award giving property to a Hindu female at a partition or in lieu of maintenance would not contain a provision prescribing re- stricted estate in the property.

The social purpose of the law would be frustrated and the reformist zeal underlying the statutory provision would be chilled. That surely could never have been the intention of the Legislature in enacting sub-section (2). It is an elementary rule of construction that no provision of a statute should be construed in isolation but it should be construed with reference to the con- text and in the light of other provisions of the statute so as, as far as possible, to make a consistent enactment of the whole statute. Sub-section (2) must, therefore, be read in the context of sub-section (1) so as to leave as

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

large a scope for operation as possible to sub-section (1) and so read, it must be confined to cases where property is ac- quired by a female Hindu for the first time as a grant without any pre-existing right, under a gift, will, instrument, decree, order or award, the terms of which prescribe a restricted estate in the property. This constructional approach finds support in the decision in Badri Prasad's case (supra) where this Court observed that sub-section (2) "can come into operation only if acquisition in any of the methods enacted therein is made for the first time without there being any pre-existing right in the female Hindu who is in possession of the property". It' may also be noted that when the Hindu Succession Bill 1954, which ultimately culminated into the Act, was referred to a Joint Committee of the Rajya Sabha, clause 15(2) of the Draft Bill, corresponding to the present sub- section (2) of section 14, referred only to acquisition of property by a Hindu female under gift or will and it was subsequently that the other modes of acquisition were added so as to include acquisition of property under an instrument, decree, order or award. This circumstance would also seem to indicate that the legislative intendment was that sub-section (2) should be applicable only to cases where acquisition of property is made by a Hindu female for the first time without any pre-existing right-a kind of acquisition akin to one under gift or will. Where, however, property is acquired by a Hindu female at a partition or in lieu of right of maintenance, it is in virtue of a pre-existing right and such an acquisition would not be within the scope and ambit of sub- section (2), even if the instrument, decree, order or award allotting the property prescribes a restricted estate in the property."

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

23. However in order to give an effective interpretation of Sec.14 (1)

there should be some pre-existing right and without any pre-existing right,

Sec.14(1) cannot be attracted and her entitlement in the absence of any

vestige of pre-existing right would fall under Sec.14(2). In this regard the

relevant to cite the judgement of the Hon'ble Supreme Court held in

C.Masilamani Mudaliar and others Vs. Idol of Sri Swaminathaswami

Swaminathaswami Thirukoil and others reported in (1996) 8 SCC 525. In

the said judgement the Hon'ble Supreme Court has held as under:

27.As held by this Court, if the acquisition of the property attracts sub-section [1] of Section 14, sub-section [2] does not come into play.

If the acquisition is for the first times, without any vestige of pre- existing right under the instrument, document or device etc. then sub-section [2] of Section 14 gets attracted. Sub-section [2] being in the nature of an exception, it does not engulf and wipe out the operation of sub-section [1]. Sub-section [2] of Section 14 independently operates in its own sphere. The right to disposition of property by a Hindu under Section 30 is required to be understood in this perspective and if any attempt is made to put restriction upon the property possessed by a Hindu female under an instrument, document or device, though executed after the Act had come into force, it must be interpreted in the light of the facts and circumstances in each case and to construe whether Hindu female acquired or possessed the property in recognition of her pre-existing right or she gets the rights for the first time under the instrument without any vestige of pre- existing right. If the answer is in the positive, sub- section [1] of Section 14 gets attracted. Thus construed,

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

both subsections [1] and [2] of Section 14 will be given their full play without rendering either as otios or aids as means of avoidance.

24. By citing the above decision, it is claimed by the plaintiffs that

Saraswathy Ammal did not have any pre existing right because on the date

of the gift deed Ex.A1 Saraswathy Ammal got married and her father did

not have any obligation to maintain her. It is claimed that there is no pre-

existing right present in order to get converted into an absolute right for

Saraswathy Ammal.

25. On the issue whether the married daughter has got any right of

maintenance from her father, this Court has held in the case of Kaliammal

Vs. S.Kannan reported in 1999-1-L.W.459, that the father has got no legal

or moral obligation to maintain her daughter. If there is no pre-existing right

as to maintenance, then the Hindu woman cannot set up a new enhanced

right over the property on which she was given with a limited interest. In

such case, Sec.14(2) would only apply.

26. In the case of Kaliammal (cited supra) this Court has held as

under:

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

"26. The second part of the document creates a limited interest in favour of married daughters and under the document, the married daughters were given a right to enjoy the property without alienation or encumbrance and if anyone of the daughters dies without issues, her share would devolve upon the other two daughters and their issues after her lifetime. Therefore, by virtue of the recitals contained in the deed, a new right is created in favour of the married daughters. As already seen, a married daughter, if not a destitute, is not entitled to claim as of right the maintenance as there is no pre-existing right of maintenance against her father or his properties and the father is equally under no legal or moral obligation to maintain his married daughters if she is not a destitute. In other words, a new right was created in favour of the appellant in the deed of settlement and the settlor has also imposed certain restrictions in the matter of enjoyment of the property and the properties were not given to the appellant in recognition of any pre-existing right of maintenance of married daughters which they possessed against the property. Since the instrument in question has conferred a new right, title or interest on the married daughter, her rights to the properties would fall within the scope of Section 14(2) of the Hindu Succession Act. In my view, the grant was not in recognition or implementation of the pre-existing right to claim maintenance and so, the case would fall within the purview of Section 14(2) of the Act and not under Section 14(1) of the Hindu Succession Act. "

27. In the instant case, Saraswathi Ammal was a married woman and

she was not a destitute. However, her father thought it fit to make her some

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

arrangement as she did not have enough income. The fathers intention did

not stop there. He had also stated in the gift deed that he wished to treat the

property as a stridhana property given to his daughter. Through Ex.A1 the

donor had not only made arrangement for better maintenance for his

daughter, he also wished the property to be treated as her stridhana

property. The explanation to Sec.14(1) would make an explicit reference

about stridhana and that cannot be overlooked.

28. Despite the appellant cited certain decisions about pre-existing

right, those cases involve the arrangement made by the husband for the wife

in respect of certain properties towards her maintenance. As the husband

has got the obligation to maintain the wife, no doubt those properties are

attached with a pre-existing right. But here is a case where an arrangement

has been made by the father of a married woman and hence, it is claimed by

the plaintiff that no absolute right can be claimed by Saraswathy Ammal and

any such right so claimed would be a new right.

29. As stated already the executant of the gift deed had stated in an

unequivocal term ' stridhana ' in more than one place of the gift deed. So the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

intention of the executant was to have the suit property as stridhana of the

beneficiary. Now the next question would come what would be considered

as stridhana. Whatever property given to a Hindu Woman at the time of her

marriage can be considered as stridhana.

30. Apart from the above gifts given at the time of marriage any other

gifts made in token of love by father-in-law, mother-in- law, father, mother

and brother of a Hindu Woman would also be considered as stridhana. So

long as the property falls under the definition of stridhana undoubtedly a

Hindu Woman can exercise her absolute right and not a limited right. In this

regard, it is appropriate to refer the judgement of the Hon'ble Supreme

Court in Pratibha Rani vs Suraj Kumar & Anr., reported in (1985) 2 SCC

370. In the said judgment, the Hon'ble Full Bench of the Supreme Court has

observed as under:

"6. To the same effect is Maines' treatise on Hindu Law at page

728. The characteristics of Saudayika have also been spelt out by Mulla's Hindu law at page 168 (section 113) which gives a complete list of the stridhan property of a woman both before and during coverture, which may be extracted thus:

"113. Manu enumerates six kinds of stridhana:

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

1. Gifts made before the nuptial fire, explained by Katyayana to mean gifts made at the time of marriage before the fire which is the witness of the nuptial (adhyagni).

2. Gifts made at the bridal procession, that is, says Katyayana, while the bride is being led from the residence of her parents to that of her husband (adhyavanhanika)

3. Gifts made in token of love, that is, says Katyayana, those made through affection by her father-in-law and mother-in- law (pritidatta), and those made at time the of her making obeisance at the feet of elders (padavan danika).

4. Gifts made by father.

5. Gifts made by mother.

6. Gifts made by a brother.

7.It is, therefore, manifest that the position of stridhan of a Hindu married woman's property during coverture is absolutely clear and unambiguous; she is the absolute owner of such property and can deal with it in any manner she likes

- she may spend the whole of it or give it away at her own pleasure by gift or will without any reference to her husband. Ordinarily, the husband has no right or interest in it with the sole exception that in times of extreme distress, as in famine illness or the like, the husband can utilise it but he is morally bound to restore it or its value when he is able to do so. It may be further noted that this right is purely personal to the husband and the property so received by him in marriage

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

cannot be proceeded against even in execution of a decree for debt."

31. And yet another judgement of the Hon'ble Supreme Court makes

it more clear that the properties gifted to a Hindu woman before her

marriage, at the time of her marriage or thereafter can also be treated as

stridhana property. The very same judgement would state about the

authority of a Hindu Woman over such property by making it clear that such

gifts given as stridhana will be her absolute property and she can have the

absolute authority over the same. It is so held by the Hon'ble Supreme Court

in Rashmi Kumar Vs. Mahesh Kumar Bhada reported in (1997) 2 SCC

397. The relevant paragraph is extracted hereunder:

"9.A woman's power of disposal, independent of her husband's control, is not confined to saudavika but extends to other properties as well. Devala says: "A women's maintenance (vritti), ornaments, perquisites (sulka), gains (labha), are her stridhana. She herself has the exclusive right to enjoy it. Her husband has no right to use it except in distress...". In "N.R. Raghavachariar's "Hindu law -Principles and Precedents" [8th Edn.] edited by Prof. S. Venkataraman, one of the renowned Professors of Hindu law para 468 deals with "Definition of Stridhana". In para 469 dealing with "Sources of acquisition" it is stated that the sources of acquisition of property in a women's possession are: gifts before marriage, wedding gifts, gifts

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

subsequent to marriage etc. Para 470 deals with "Gifts to a maiden". Para 471 deals with "Wedding gifts" and it is stated therein that properties gifted at the time of marriage to the bride, whether by relations or strangers, either Adhiyagni or Adhyavahanika, are the bride's stridhana. In para 481 at page 426, it is stated that ornaments presented to the bride by her husband or father constitute her Stridhana property. In para 487 dealing with "powers during coverture" it is stated that saudayika meaning the gift of affectionate kindered, includes both Yautaka or gifts received at the time of marriage as well as its negative Ayautaka. In respect of such property, whether given by gift or will she is the absolute owner and can deal with it in any way she likes. She may spend, sell or give it away at her own pleasure.

10. It is thus clear that the properties gifted to her before the marriage, at the time of marriage or at the time of giving farewell or thereafter are her stridhana properties. It is her absolute property with all rights to dispose at her own pleasure. He has no control over her stridhana property. Husband may use it during the time of his distress but nonetheless he has a moral obligation to restore the same or its value to his wife. Therefore, stridhana property does not become a joint property of the wife and the husband and the husband has no title or independent dominion over the property as owner thereof."

32. In the latest judgement of the Hon'ble Supreme Court in

Mulakala Malleshwara Rao & Another Vs. State of Telengana & Another

report in 2024 SCC OnLine SC 2285, it has been made crystal clear that the

Hindu female would be the sole owner of the strithan and no one else other

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

than her can have a right of alienation over same. The relevant paragraph of

the above judgement is extracted as under:

"7. As evidenced from the above, the jurisprudence as has been developed by this Court is unequivocal with respect to the singular right of the female (wife or former wife) as the case may be, being the sole owner of ‘stridhan’. It has been held that a husband has no right, and it has to then be necessarily concluded that a father too, has no right when the daughter is alive, well, and entirely capable of making decisions such as pursuing the cause of the recovery of her ‘stridhan’."

33. From the above judicial pronouncements on stridhana the only

inescapable conclusion that can be arrived at is that no one else can claim

right over the property which have been given to the Hindu woman as

stridhana. As the father of Saraswathy Ammal has stated in the gift deed

Ex.A1 in clear terms that the said property has been given to her as

stridhana and she has been in possession of the same by dealing with the

same on various occasion, the possessory right given to her would get

magnified as an absolute right irrespective of conditions put forth therein.

34. In other words, had the property in Ex.A1 gift was given as a

supportive property to derive income for her maintenance alone, there

cannot be any scope for enhanced right and it would squarely fall under

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

Sec.14(2) of the Hindu Succession Act 1956. But here is a case where a

Hindu female namely Saraswathy Ammal has been allowed to treat the

property as stridhana property and then enjoy its income towards her

maintenance. As the nature of the gift is given to her as stridhana,

Sec.14(1) would come into play in order to enhance her right as an

absolute right and not a limited right.

35. When the trial Court without confusion has held that the limited

right of possession over the suit property had evolved as an absolute right

in view of Sec.14(1) of the Act, the First Appellate Court has misguided

itself and arrived at a conclusion that Sec.14(2) alone will be applicable.

The First Appellate Court was unmindful of the fact that the above property

has been given to Saraswathy Ammal to consider that as her stridhana. It

seems that the First Appellate Court had travelled unnecessarily in the

factum of adoption of the 1st defendant by late Saraswathy Ammal and its

genuineness in order to strengthen its finding which in my opinion is not

relevant.

36. After the enactment of the Act in the year 1956, Saraswathy

Ammal has taken the liberty of considering the stridhana property given to

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

her by Ex.A1 as her absolute property and she dealt the same according to

her whims and needs, she had also settled the said property in favour of

defendants 2 and 3 by executing Ex.B3 settlement deed. The 1st defendant

as guardian of his children, defendants 2 and 3 has accepted the settlement

and take possession of the said property and in enjoyment of the same. The

settlement Ex.B3 has not only been executed by Saraswathy Ammal but it

also been acted upon and mutation of the revenue records have also been

made in this regard. This is a case which involves a pure question of law

and hence the oral evidence given by the witnesses, cannot be of much

help.

37. As the authority over such 'stridhana' property is an absolute

authority and she has thought it is fit to settle the same in favour of the

defendants 2 and 3 during her life time and the settlement has also been

acted upon the defendants 2 and 3 acquired title over the suit property and

now they are in enjoyment of the same. So the First Appellate Court is

wrong in applying Sec.14(2) instead of Sec.14(1) of the Hindu Succession

Act,1956 and arrived at an erroneous conclusion of decreeing the suit. As

there is an enhancement of right in respect of the suit property in view of

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

the newly enacted Hindu Succession Act, 1956, no other legal heir except

Saraswathy Ammal would get an absolute title over the suit property given

to her as Stridhana. Hence the plaintiff's claim of title over the suit property

in view of Ex.A1, cannot be of any help in his favour. In view of the above

discussions, the substantial question of law is answered in favour of the

appellants/defendants.

38. In the result, this Second Appeal is allowed. The judgement of

the First Appellate Court is set aside and the judgement and decree granted

by the trial Court is restored. No costs. Consequently, the connected

miscellaneous petition is closed.



                                                                                            21.01.2025
                     Speaking order
                     Index                    : Yes
                     Neutral Citation         : Yes
                     jrs









https://www.mhc.tn.gov.in/judis                   ( Uploaded on: 03/04/2025 02:26:21 pm )





                     To

                     1. The Subordinate Judge, Thiruvallur.

                     2. The District Munsif, Thiruvallur.









https://www.mhc.tn.gov.in/judis             ( Uploaded on: 03/04/2025 02:26:21 pm )





                                                                               R.N.MANJULA, J.

                                                                                                     jrs




                                                                            S.A.No.806 of 2014 and





                                                                                        21.01.2025









https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/04/2025 02:26:21 pm )

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter