2004 INSC 0302 SUPREME COURT OF INDIA Vasantiben Prahladji Nayak Vs. Somnath Muljibhai Nayak C.A.No.6432 of 1998 (Ashok Bhan and S. H. Kapadia JJ.) 09.03.2004 JUDGEMENT S.H.Kapadia, J. 1. Appellants (plaintiffs) filed a suit bearing No. 116 of 1968 in the Court of Civil Judge, Narol for a declaration that they were owners of ancestral house site land bearing G.P. No. 497 in Sarkhej, district Ahmedabad and for recovery of possession thereof from the respondents (defendants) and also for permanent injunction restraining respondents from interfering with their possession over the disputed land. According to the appellants, the suit land was ancestral property belonging to father-in-law of Vasantiben (appellant No. 1) and after his death the property came in possession of her husband. According to the appellants, in the lifetime of the husband of appellant No. 1, the respondents used to tell the husband of appellant No. 1 to allow them to make construction on the land. According to appellant No. 1, her husband did not permit the respondents to make construction till his death, i.e. six years prior to the institution of the suit. That even before his demise, the respondents used to tell appellant No. 1 to donate the land to the community which she refused and soon thereafter the respondents started constructing a compound wall without her permission. In the circumstances, she filed a suit on 25th March, 1968 to prevent the respondents from disturbing her possession. 2. The respondents inter alia denied in the suit that the husband of appellant No. 1 was in possession of the suit land till he died or that after his demise, the appellants were in possession of the suit land. In the suit, they contended that they were in possession of the suit land for more than twelve years and that they were owners by adverse possession. They also contended that the suit was barred by limitation. In the suit, there was a dispute regarding the identity of the land. In the suit, there was a dispute regarding title of the appellants over the suit land. By the judgment and order dated 10th November, 1975, the trial Court dismissed the suit on the ground that the appellants have failed to prove their title over the suit land. Being aggrieved, the appellants went by way of Civil Appeal No. 133 of 1976 to the District Court, Ahmedabad which came to the conclusion that the appellants had identified the suit land. Further, the District Court came to the conclusion that the appellants had proved their 1 SpotLaw title to the suit land. Consequently, the appeal was allowed vide judgment and order dated 27th March, 1978. 3. Being aggrieved, the respondents herein went by way of second appeal under S.100, C.P.C. to the High Court being Appeal No. 360 of 1978. By judgment and order dated 22nd January, 1997, the High Court came to the coclusion that the lower appellate Court could not have passed the decree for possession in favour of the appellants without deciding the issue of limitation and adverse possession. Consequently, keeping the second appeal pending before it, the High Court called for the findings on the above two issues from the District Court, Ahmedabad. On remand of the above issues, the District Court found that the respondents were in possession since 1934 as indicated by the books of accounts and revenue receipts for payments made to its revenue assessment. The District Court further found that the respondents have been paying land revenue from 1940. The District Court further found that the Gram Panchayat had even permitted the respondents to construct the compound wall vide a resolution (Ex. 132). In the circumstances, the District Court came to the conclusion that the respondent had acquired title by way of adverse possession. On the point of limitation, the District Court found that the respondents were in possession from 1935 or in any event from 1941 whereas the suit has been filed only on 25th March, 1968 for possession and consequently the suit was barred by law of limitation. Therefore, both the issues were decided in favour of the respondents herein by the District Court vide judgment dated 30th April, 1997. The High Court which was seized of the Second Appeal No. 360 of 1978 after hearing the parties confirmed the findings of the District Court on above two issues and accordingly disposed of the second appeal vide impugned judgment dated 28th April, 1998. Hence, the original plaintiffs have come by way of civil appeal to this Court. 4. Shri Ramesh Singh, learned counsel appearing on behalf of the appellants submitted that the appellants became owners of the suit land as reversioners under registered deed of partition dated 29th November, 1965 and consequently the suit filed by the appellants was neither barred by limitation nor by adverse possession. He contended that the High Court had erred in holding that adverse possession in respect of suit land begin to run against the appellants prior to 29th November, 1965. In this connection, he has placed reliance on explanation (a) to Art. 65 of the Limitation Act (hereinafter referred to as "the said Act"). In support of his above argument, learned counsel for the appellants has also placed reliance on the judgment of this Court in the case of Ram Kisto Mandal and another v. Dhankisto Mandal, reported in1. 5. We do not find merit in the above argument advanced on behalf of the appellants. In the case of Ram Kisto Mandal and another v. Dhankisto Mandal (supra), it has been held by this Court that the right of the reversioner to recover possession of the property within twelve years from the death of the widow is not only based on provisions of the Limitation Act but on the principles of Hindu Law and the general principles that the right of a reversioner is in the nature of spes successionis (estate in expectancy) and such reversioner does not trace his title through the widow. Under the common law, there are two types of estates namely, estates in possession and estates in expectancy. Estates in remainder/reversion are estates in expectancy as opposed to estates in possession. Consequently, adverse possession against a 2 SpotLaw life-tenant will not bar the reversioner/remainder from succeeding to the estate on the demise of the life-tenant. This is the reason for enacting Explanation (a) to Art. 65 of the said Act, which has no application to the facts of this case. 6. At this stage, it is important to bear in mind that partition is really a process by which a joint enjoyment of the property is transformed into an enjoyment severally. In the case of partition, each co-sharer has an antecedent title and, therefore, there is no conferment of a new title. (See Transfer of Property Act by Mulla, 9th Edition, Page 77). In the circumstances, the appellants cannot be heard to say that they became the owners of the property only when the partition deed was executed on 29th November, 1965. Lastly, the facts abovementioned show that the appellants had asserted not only their own possession, they had also asserted the possession of Prahladji (husband of appellant No. 1 and father of remaining appellants) prior to his death. In the case of Hanamgowda v. Irgowda, reported in2 it has been held that in cases of adverse possession, the starting point of limitation does not commence from the date when the right of ownership arises to the plaintiff but it commences from the date when the defendants' possession became adverse. Therefore, in the present case, the starting point of limitation for adverse possession cannot be taken as 29th November, 1965 and one has to take the date when the respondents' possession became adverse. For all the above reasons, there is no merit in the above arguments advanced on behalf of the appellants. 7. Shri Ramesh Singh, learned counsel appearing on behalf of the appellants next contended that in the present case the respondents have failed to prove the ouster along with other three circumstances, namely, hostile intention; long and uninterrupted possession; and exercise of the right of exclusive ownership openly and to the knowledge of the owner. We do not find any merit in this argument. It is correct to say that the defendants have to prove three elements mentioned above to establish ouster in cases involving claim of adverse possession. However, in the present case, there is a concurrent finding of fact recorded by the Courts below to the effect that the respondents are in possession of the suit land from 1935 or in any event from 1941; that they have paid revenue cess from 1940; that they have paid property taxes; that their names were recorded in the revenue records and they were granted permission by the Panchayat to construct compound wall. Moreover, in her deposition before the trial Court, appellant No. 1 had deposed that her husband had died six years prior to the institution of suit; that the suit land was in possession of her father-in-law and after his death it came in possession of Prahlad (husband); that during the lifetime of Pralad, the defendants had told Prahlad to allow them to construct a building on the land which he refused and that the respondents constructed the compound wall without their permission. In view of the above concurrent findings of fact recorded by the Courts below on the issue of adverse possession, we do not see any reason to interfere in the matter. 8. For the aforestated reasons, civil appeal stands dismissed, with no order as to costs. Appeal dismissed. 1(1969) 1 SCR 342 2AIR 1925 Bom 9 3 SpotLaw