2018 INSC 0548          REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 3264 OF 2011 Kehar Singh (D) Thr. L.Rs. & Ors.           .. Appellant(s) Versus Nachittar Kaur & Ors.            .. Respondent(s) J U D G M E N T Abhay Manohar Sapre, J. 1) This   appeal   is   filed   by   the   legal   representatives   of   the original   plaintiff     against  the   final   judgment   and   order   dated 20.04.2006 passed by the High Court of Punjab & Haryana at Chandigarh   in   R.S.A.   No.   1734   of   1968   whereby   the   High Court allowed the appeal filed by the respondents(defendants) and dismissed the suit filed by the original plaintiff. 2) In   order   to   appreciate   the   factual   and   legal   controversy involved   in   the   appeal,   it   is   necessary   to   state   the   facts   in detail  infra . 1 3)   The   appellants   are   the   legal   representatives   of   the original   plaintiff   whereas   the   respondents   are   the   legal representatives   of   the   original   defendants,   who   were   brought on   record   during   the   pendency   of   this   litigation   consequent upon the death of both plaintiff and the defendants. 4) The dispute in this appeal is between the son, father and the   purchasers   of   the   suit   land   from   father.   It   relates   to   a land   measuring   around   164   Kanals   1   Marla   entered   in rectangle No.46 Killa Nos. 8/1, 19/2, 21/2, 22/2, 23, 24 and rectangle No.52, Killa Nos. 1/2, 2, 3, 4, 5, 6, 7, 8, 12/1, 13, 14,   15,   16,   17,   18,   23,   24,   25   entered   in   Khata   No.6/9 Jamabandi     1957­58   at   present   entered   in   Khata   No.2/2 Jamabandi   1962­63   situated   in   Village   Bhamian   Kalan, Tehsil Ludhiana (hereinafter referred to as  "suit land" ). 5) One Pritam  Singh(defendant No.1) was the owner of the suit   land.   He   sold   the   suit   land   on   25.04.1960   by   registered sale   deed   to   Tara   Singh(defendant   No.2)   and   Ajit Singh(defendant   No.3)   for   Rs.19,500/­.     Both   vendees namely, Tara Singh and Ajit Singh were placed in possession 2 of the suit land. 6) On   27.11.1964,   Kehar   Singh   s/o   Pritam   Singh   filed   a civil suit (Case No. 429/325 of 1964) against Tara Singh and Ajit Singh in the Court of Sub­Judge 2nd class, Ludhiana.  7) The   suit   was   founded   inter   alia   on   the   allegations   that the   suit   land   was   and   continues   to   be   an   ancestral   property of the family of which the plaintiff is one of its members along with   his   father­   Pritam   Singh,   that   the   plaintiff's   family   is governed   by   the   custom,   which   applies   to   sale   of   family property   inter   se   family   members,   that   the   plaintiff   has   a share in the suit land along with his father­ Pritam Singh as one of the coparceners, that Pritam Singh had no right to sell the  suit  land without  obtaining  the plaintiff's consent,  which he never gave to his father for sale of the suit land, that there was   no   legal   necessity   of   the   family   which   could   permit Pritam Singh to sell the suit land to defendant Nos. 2 and 3, that the suit land and the rights of the parties to the suit are governed   by   the   provisions   of   the   Punjab   Custom   (Power   to Contest) Act, 1920 (hereinafter referred to as “the Act” ). 3 8) The   plaintiff   prayed   for   a   relief   of   declaration   on   the aforementioned   allegations   that   first,   the   sale   made   by   his father­Pritam   Singh   in   favour   of   Tara   Singh   and   Ajit   Singh vide  sale  deed  dated  25.04.1960     in   relation   to   the  suit   land be declared as not binding  on the plaintiff;   Second, the sale in   question   is   void   and   does   not   convey   any   right,   title   and interest in favour of defendant Nos. 2 and 3. 9)   The   defendants   contested   the   suit.   According   to   them, the suit land was not ancestral one; that the parties were not governed   by   any   custom;   that   the   sale   deed   in   question   was executed   for   consideration   and   for   legal   necessity   of   the family;   that   the   sale   was   made   for   discharge   of   family   debts and for  improving  the farming; that the defendant Nos.2 & 3 are   the   bona   fide   purchasers   of   the   suit   land   for consideration. 10) The   Trial   Court   framed   issues.   Parties   adduced   their evidence.   By   Judgment/decree   dated   17.12.1966,   the   Trial Court   decreed   the   plaintiff’s   suit.   It   was   held   that   the   suit land   was   an   ancestral   property   and     there   was   no   legal 4 necessity to sell the suit land. 11) Defendant Nos.2 & 3 felt aggrieved and filed first appeal (C.A.   No.31   of   1967)   before   the   first   Appellate   Court.   By judgment/decree  dated   11.06.1968,   the  first   Appellate   Court partly   allowed   the   defendants’   appeal   and   modified   the judgment/decree of the Trial Court.  12) It was held by the first Appellate Court that the suit land was an ancestral property of the family; that the parties to the suit   are   governed   by   the   custom;   that   defendant   Nos.2   &   3 were   able   to   prove   legal   necessity   for   the   family   partially   to the   extent   of   Rs.7399/­   ;   and   lastly,     the   reversioners   of Pritam Singh would, therefore, be entitled to get possession of the suit land after the demise of Pritam Singh on payment of Rs.7399/­   and the sale in question would not be binding on their reversionary interests. 13) Defendant Nos. 2 and 3 (purchasers of the suit land) felt aggrieved   and   filed   second   appeal   before   the   High   Court. During   the   pendency   of   second   appeal,   the   Punjab   Custom (Power   to   Contest)   Amendment   Act,   1973   came   into   force 5 w.e.f. 23.01.1973.  14) The High Court, by order dated 22.04.1974, allowed the second appeal and dismissed the suit in view of   the law laid down  by   the   High  Court   of  Punjab   &  Haryana   in  the   case  of Charan Singh vs. Gehl Singh , 1974 PLR 125 wherein it was held   that   the   Amendment   Act   of   1973   was   retrospective   in nature   and,   therefore,   in   the   light   of   the   amendment,   the plaintiff had no right to challenge the alienation made by his father under the custom prevailing at the relevant time.  15) The plaintiff felt aggrieved and filed appeal in this Court. This   Court   disposed   of   the   said   appeal   along   with   other appeals involving the similar  point   (See    Darshan Singh  vs. Ram Pal Singh & Anr.,  AIR 1991 SC 1654).  It   was   held   by this   Court   that   the   Amendment   of   1973   made   in   the   Act   is retrospective   in   nature   and   that   the   law   laid   down   by   the High Court of Punjab & Haryana in the case of  Charan Singh (supra)   is   correct   and   does   not   need   any   reconsideration.   It was   also   held   that   since   the   High   Court   while   deciding   the second   appeal   did   not   examine   the   question   involved   in   the 6 appeal in the context of principles of Hindu Law,   the matter has to be remanded to the High Court for deciding the second appeal afresh in the light of the principles of Hindu law. This is   how   the   matter   was   remanded   to   the   High   Court   for deciding the second appeal afresh. 16)  On   remand,   the   High   Court   asked   the   parties   as   to whether   they   want   to   lead   any   additional   evidence   to   enable the   High   Court   to   decide   the   appeal,   as   directed   by   this Court.   The   parties   stated   that   they   do   not   want   to   lead   any additional   evidence   and   the   High   Court   could   decide   the appeal on the basis of evidence already adduced.  17) By   impugned   order,   the   High   Court   allowed   the   appeal filed   by   the   defendants   and   dismissed   the   suit.   It   was   held that   the   suit   land   was   an   ancestral   property   of   the   family; that   Pritam   Singh   being   a   Karta   had   a   right   to   sell   the   suit land;   that   there   did   exist   a   legal   necessity   of   the   family   for which   the   suit   land   was   required   to   be   sold   by   Karta;   that there   were   two   debts   (Taccavi   loan   and   one   private   loan)   on the   family   and   secondly   the   family   had   an   agriculture   land 7 which needed improvement; that with a view to discharge the loan liability and to undertake the improvement on the land, the   Karta­Pritam   Singh   sold   the   suit   land   for   valuable consideration;   that   these   facts   were   duly   mentioned   in   the sale deed in question; that the sale was, therefore,   bona fide, legal   and   made   for   valuable   consideration.   It   is,   therefore, binding on the plaintiff. 18) The   plaintiff   felt   aggrieved   and   filed   the   present   appeal by way of special leave in this Court.  19) Heard learned counsel for the parties. 20) The main question, which now survives for consideration in   this   appeal,   is   whether   the   High   Court   was   justified   in holding that the sale made by defendant No.1­Pritam Singh in favour of defendant Nos. 2 and 3 was for legal necessity and, if so, whether it was legal and valid sale. 21) So   far   as   the   nature   and   character   of   the   suit   land   is concerned,   it   was   held   to   be   ancestral   land   and   since   no challenge   was   made   to   this   finding,   it   is   not   necessary   to examine this question in this appeal.  8 22)     Mulla   in   his   classic   work   "Hindu   Law"   while   dealing with   the   right   of   a   father   to   alienate   any   ancestral   property said in Article 254, which reads as under: “ Article 254 254.  Alienation by father – A Hindu father as such has special   powers   of   alienating   coparcenary   property, which   no   other   coparcener   has.     In   the   exercise   of these powers he may: (1) make   a   gift   of   ancestral   movable   property   to   the extent   mentioned   in   Article   223,   and   even   of ancestral   immovable   property   to   the   extent mentioned in Article 224; (2) sell   or   mortgage   ancestral   property,   whether movable   or   immovable,   including   the   interest   of his   sons,   grandsons   and   great­grandsons   therein, for   the   payment   of   his   own   debt,   provided   the debt   was   an   antecedent   debt,   and   was   not incurred   for   immoral   or   illegal   purposes(Article 294).”             23) What is legal necessity was also succinctly said by Mulla in Article 241, which reads as under:  “ Article 241 241.   What   is   legal   necessity­   The   following   have   been held   to   be   family   necessities   within   the   meaning   of Article 240: (a) payment   of   government   revenue   and   of   debts which are payable out of the family property; 9 (b) Maintenance   of   coparceners   and   of   the   members of their families; (c) Marriage expenses of male coparceners, and of the daughters of coparceners; (d) Performance   of   the   necessary   funeral   or   family ceremonies; (e) Costs   of   necessary   litigation   in   recovering   or preserving the estate; (f) Costs of defending the head of the joint family or any   other   member   against   a   serious   criminal charge; (g) Payment   of   debts   incurred   for   family   business   or other necessary purpose.  In the case of a manager other   than   a   father,   it   is   not   enough   to   show merely that the debt is a pre­existing debt; The above are not the only indices for concluding as   to   whether   the   alienation   was   indeed   for   legal necessity,   nor   can   the   enumeration   of   criterion   for establishing   legal   necessity   be   copious   or   even predictable.     It   must   therefore   depend   on   the   facts   of each   case.     When,   therefore,   property   is   sold   in   order to   fulfil   tax   obligations   incurred   by   a   family   business, such   alienation   can   be   classified   as   constituting   legal necessity.”  (see Hindu Law by Mulla “22 nd  Edition”) 24) The High Court, after taking note of the aforementioned legal principles of Hindu law, dealt with this question on facts in para 12, which reads as under:  “ 12.    In  the  light of  the  aforesaid  legal  position,  now it 10 has   to   be   examined   as   to   whether   the   defendants   have discharged their onus to prove the existence of the legal necessity   at   the   time   of   the   impugned   sale   deed. Defendant   Tara   Singh,   while   appearing   as   DW   13   has stated   that   amount   of   Rs.5,500/­   was   paid   by   him   as earnest   money,   Rs.500/­   was   spent   for   payment   of Taccavi loan and registration of sale deed and Rs.934/­ was   paid   to   the   vendor,   about   3­4   days   prior   to   the registration   of   the   sale   deed,   for   payment   of   Taccavi loan   an   amount   of   Rs.12,566/­   was   paid   at  the   time   of registration of the sale deed.  DW 1 Shri Gopal, who was an  Assistant in   the  DC  office,  Ludhiana   has  stated   that Pritam   Singh   vendor   was   granted   loan   of   Rs.3,000/­   in the year 1995 and he did not pay a penny from the said loan   till   20.11.1964.     DW   2   Ram   Dass,   a   tubewell mechanic   has   proved   that   Pritam   Singh   had   spent Rs.4,000/­   for   installing   a   tubewell   in   the   year   1963. DW   9   Sat   Pal,   Additional   Wasil   Baqa   Nawis,   Ludhiana has   proved   that   the   vendor   Pritam   Singh   had   taken various loans from the department for purchase of seeds bag.     Rs.500/­   for   repair   of   house   and   Rs.2,500/­   for purchasing   pumping   set.     This   witness   further   stated that Pritam Singh had purchased a Rehri for Rs.1,025/­ from   him   in   the   year   1961.     DW   11   Dalip   Singh   has proved   that   Pritam   Singh   had   borrowed   a   sum   of Rs.3,000/­   from   him   in   the   year   1959   by   executing   a pronote.  This witness has also stated that Pritam Singh had performed marriage of his 5 children.”     25) In our considered opinion, the approach, reasoning and the conclusion arrived at by the High Court on the question of legal   necessity   as   to   whether   it   existed   in   this   case   while selling  the suit land by  Pritam  Singh  or  not does not  call for any   interference   as   the   same   was   rightly   dealt   with   by   the 11 High Court while appreciating the evidence on record. 26) It has come in evidence that firstly,  the family owed two debts   and   secondly,   the   family   also   needed   money   to   make improvement   in   agriculture   land   belonging   to   the   family. Pritam Singh, being a Karta of   the family, had every right to sell   the   suit   land   belonging   to   family   to   discharge   the   debt liability   and   spend   some   money   to   make   improvement   in agriculture land for the maintenance of his family. These facts were also mentioned in the sale deed. 27)     In our considered opinion, a case of legal necessity for sale   of   ancestral   property   by   the   Karta   (Pritam   Singh)   was, therefore,  made   out   on   facts.  In  other   words,  the   defendants were  able  to   discharge  the  burden  that  lay   on  them  to   prove the   existence   of   legal   necessity   for   sale   of   suit   land   to defendant   Nos.   2   and   3.   The   defendants   thus   satisfied   the test   laid  down   in   Hindu   law  as   explained  by   Mulla   in  Article 254 (2) read with Article 241 (a) and (g) quoted above. 12 28) Once   the   factum   of   existence   of   legal   necessity   stood proved, then, in our view, no co­coparcener (son) has a right to   challenge   the   sale   made   by   the   Karta   of   his   family.   The plaintiff being a son was one of the co­coparceners along with his   father­Pritam   Singh.   He   had   no   right   to   challenge   such sale   in   the   light   of   findings   of   legal   necessity   being   recorded against him. It was more so when the plaintiff failed to prove by   any   evidence   that   there   was   no   legal   necessity   for   sale   of the suit land or that the evidence adduced by the defendants to  prove the factum  of existence of legal  necessity  was either insufficient or irrelevant or no evidence at all. 29)   We   are,   therefore,   of   the   considered   opinion   that   the reasoning and the conclusion arrived at by the High Court is just and proper. We, therefore, concur with the view taken by the High Court calling for no interference. 13 30) In view of the foregoing  discussion,  the appeal  fails and is accordingly dismissed.                            … ...……..................................J.             [ABHAY MANOHAR SAPRE] ……… ...................................J.         [SANJAY KISHAN KAUL] New Delhi; August 20, 2018  14