2021 INSC 0291 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 1537 OF 2016 R. JANAKIAMMAL ... APPELLANT VERSUS S.K. KUMARASAMY(DECEASED) THROUGH LEGAL REPRESENTATIVES AND OTHERS ... RESPONDENTS WITH CIVIL APPEAL NO.1538 OF 2016 S.R. SOMASUNDARAM AND ANOTHER ... APPELLANTS VERSUS S.K. KUMARASAMY(DECEASED) THROUGH LEGAL REPRESENTATIVES AND OTHERS ... RESPONDENTS J U D G M E N T ASHOK BHUSHAN, J. These   two   appeals   have   been   filed   challenging   the Division   Bench   judgment   dated   23.11.2011   of   Madras   High Court dismissing the A.S. No.281 of 2000 and A.S. No.332 of   1999   filed   by   the   appellants   respectively.     The parties shall be referred to as described in O.S.No.1101 of   1987   (S.R.   Somasundaram   vs.   S.K.   Kumarasamy).   The 2 appellant,   R.   Janakiammal   in   C.A.No.1537   of   2016   was defendant   No.7   in   O.S.No.1101   of   1987   whereas   S.R. Somasundaram,   appellant   in   C.A.No.1538   of   2016   was   the plaintiff   in   O.S.No.1101   of   1987.   Janakiammal   is   the mother   of   Somasundaram.   Relevant   facts   and   events necessary to decide these two appeals are: 2. The  parties  came  from Pattanam,  Coimbatore  District, Tamil   Nadu.   We   may   notice   the   Genealogical   Tree   of   the family which is to the following effect: Kandaswami Gounder (died in 1964) |    ­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­|    |                                       |   Senniamalai(died)                          | 1 st  wife's son                       2 nd  wife's sons                                            |            ­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­            |                 |                            |            Rangasami        Kumaraswami D­1   S.K. Chinnaswami D­4            (Died in 1967­   Sundarambal D­2   Smt.C.Kamalgm    D­5        Smt. Janakiammal D­7               |                |              |                            |                |   ­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­       |                |    |                 |             |        |                |   Shanmugha     Somasundaram  Saraswathi   |                |  valauyutham    Plaintiff     D­8     |                 |    D­10                                     |                |                                       |              |                            Kandaavadival D­3        |                                                      |                         ­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­                          |             |               |      C.Senthil Kumaravel     Satyavathi     Ponmeenakshi                      D­6 3 3. The   plaintiff,   S.R.   Somasundaram   and   his   mother, Janakiammal   who   are   the   appellants   in   these   two   appeals belong   to   branch   of   Rangasamy   Gounder   whereas   other   two branches   are   of   S.K.   Kumarasamy,D­1   and   S.K. Chinnasamy,D­4.   Three   brothers   with   their   father   A.V. Kandasamy   Gounder   were   residing   as   a   joint   family   in ancestral   house   at   Sadapalayam   Hemlet,   Karumathampatti Village,   Palladam   Taluka,   District   Coimbatore.   Rangasamy and   others   received     a   land   measuring   86.72   acres   by partition   deed   executed   on   27.09.1953   between   late   A.V. Kandasamy Gounder and Ponnammal, junior wife of Kandasamy Gounder,   his   first   wife,   Senniamalai,   son   of   Kandasamy Gounder   from   first   wife,   Rangasamy   Gounder,   S.K. Kumarasamy,   S.K.   Chinnasamy,   all   sons   of   second   wife   of Kandasamy.   4. These   appeals   are   concerned   with   three   branches, namely, Rangasamy, Kumarasamy and Chinnasamy. In the year 1954­55,   three   brothers   purchased   various   properties   and started   rice   mill   business   called   Laxmi   Rice   Mills   and also   started   Swamy   Textiles   in   1976,   a   match   factory,   a 4 slate factory, saw mills, timber business and power loom out of joint family funds. On 07.11.1960 a partition deed was registered between three brothers with respect to the properties   allotted   to   them   as   per   registered   partition deed dated 27.09.1953 along with the properties purchased by three brothers in the ratio of 1/3rd each. Even after partition,   three   brothers   continued   to   live   under   the same   roof   and   carried   on   business   as   partners.   In   the year 1963 they purchased housing site by sale deed dated 16.10.1963   in   Somanur   Hemlet,   Village   Karumathampatti, and   constructed   a   house   therein   and   all   the   three brothers   started   living   in   Somanur   house   from   the   year 1964   and   carried   on   their   different   joint   business.   On 27.05.1967,   Rangasamy   Gounder   died   in   a   road   accident leaving   behind   his   widow,   Janakiammal,   two   sons,   S.R. Somasundaram,   S.R.   Shanmugavelayutham   and   one   daughter, S.Saraswathy.   From 1968 to 1978 various properties were purchased in the name of three branches. The family also purchased in the year 1972 Tea Estate known as High Field Estate   in   the   name   of   defendant   Nos.1,   4,   10   and plaintiff.   A   Private   Limited   Company   known   as   Swamy   and 5 Swamy Plantations (P) Ltd. was also promoted with  family members being shareholders and Directors.  5. In   the   year   1975,   50   acres   of   lands   were   purchased in Vedapatti village, in the name of defendant Nos.1, 4, 10   and   plaintiff.   In   the   year   1978   a   palatial   Bungalow was   purchased   in   Tatabad,   Coimbatore.   Defendant   No.10, who   was   Captain   in   the   Indian   Army,   came   back   to Coimbatore after leaving his job to look after the family business   and   properties.   From   the   year   1973,   he   started looking   after   the   properties   at   Coonoor.   Somasundaram, the   plaintiff   started   his   studies   at   Coimbatore   and Chennai   and   after   completing   his   studies   came   back   to Coimbatore in the year 1979.  6. In   Coimbatore   one   Vasudeva   Industries   Ltd.,   which was     in   liquidation   since   1967   was   taken   on   lease   from official   liquidator   of   Madras   High   Court   by   one   Shroff, who   along   with   defendant   No.4,   S.K.   Chinnasamy   formed   a partnership   firm   to   run   Vasudeva   Industries   Ltd. Defendant  No.1,  S.K.  Kumarasamy  was  appointed  as  General Manager to look after the affairs of Vasudeva Industries Limited.   An   application   was   filed   in   the   year   1981   in 6 Company   Petition   No.39   of   1956.   Defendant   No.1,   S.K. Kumarasamy   filed   an   affidavit   in   support   of   Company Application   No.320   of   1981   praying   that   liquidation proceedings   be   closed.   On   30.04.1981,   the   High   Court   of Madras   passed   order   directing   convening   of   a   meeting   of the creditors. In the meeting of creditors a draft scheme submitted   was   approved   on   09.06.1981,   Madras   High   Court passed   an   order   on   22.01.1982   allowed   the   application filed   by   defendant   No.1,   permanently   stayed   the liquidation proceedings and permitted running of Vasudeva Industries Ltd. by the Board of Directors. On 03.02.1982 a   Resolution   was   passed   to   bring   the   mills   under   the control   of   the   Board   of   Directors,   including   the plaintiff,   defendant   Nos.1,   4   and   10.   The   name   of Vasudeva Industries Ltd. was changed to Vasudeva Textiles Mills.   In   the   year   1983   Vasudeva   Textiles Mills(   hereinafter  referred  to  as  “Mills”)  obtained  loan from Punjab National Bank in which personal guarantee was also given by the plaintiff and defendant No.10, who were Directors. The plaintiff and defendant No.10 were also in the year 1984 elected as Managing Directors. The Swamy & 7 Swamy Co. which was earlier running the Mill on lease was dissolved   in   the   year   1984.   The   Mills   although   started running by the Board of Directors but in the years 1983, 1984   and   1985   accumulated   losses   were   more   than   the profit of Mills.  7. On   19.01.1984,   C.   Senthil   Kumaravel,   defendant   No.6 and   son   of   S.K.   Chinnasami,   defendant     No.4   filed   O.S. No.37   of   1984   praying,   inter   alia,   for   partition   and allotment   of   1/6th   share   to   him.   In   O.S.No.37   of   1984 Senthil Kumaravel, the plaintiff came with the case that the   plaintiff   and   defendant   Nos.1,   3,4,   8,9   and   10   were members   of   joint   family.   In   O.S.No.37   of   1984, Janakiammal   was   impleaded   as   defendant   No.8, Shanmugavelayutham   as   defendant   No.9,   Somasundaram   as defendant No.10 and Saraswathi as defendant No.11. In the plaint   case,   it   was   stated   that   even   after   registered partition   deed   dated   07.11.1960   between   three   branches, defendant   Nos.1,   4   and   the   deceased   K.   Rangasami continued   to   live   jointly   and   did   business   jointly.   All the   three   branches   lived   jointly.   In   the   plaint,   it   was further stated that from the savings of the income and by 8 mortgaging   ancestral   property,   the   capital   necessary   for the business was found and the business was expanded from time   to   time.   It   was   further   pleaded   that   plaintiff, Senthil  Kumaravel  was  entitled  to  1/6th  share.   Defendant Nos.8   to   11,   representing   the   branch   of   deceased   K. Rangasami, were entitled jointly 1/3rd share in all suit properties.   The   plaintiff   in   suit   had   prayed   following reliefs: "a) to   divide   the   immovable   suit   properties   described   in   the   schedules   'B',   'D'   and   'E'   and   items   1   to   9   in   Schedule   'C'   hereunder   into   six   equal   shares   by   metes   and bounds with reference to good and bad   soil and allot one such share to him with   separate possession;  b) to   allot   1/6th   share   in   the   shares   mentioned   in   item   10   and   11   of   Schedule   'C'   and   item   2   of   Schedule   'D'   described   hereunder;  c) directing   the   defendants   to   pay   cost   of   the suit;”  8. The   plaint   Schedule   'B'   included   ancestral   land   in Palladam   and   Samalapuram   villages   with   house   at Sadapalayam   Helmet.   Schedule   'C'   included   various immovable   properties   and   included   residential   building, 9 shares   in   M/s.   Swamy   and   Swamy   Plantations   (P)   Ltd. Coonoor,     and   shares   of   M/s.   Vasudeva   Industries   Ltd. were   also   mentioned   as   item   Nos.   10   and   11   of   Scheduled 'C'.   In   the   above   suit   only   defendant   Nos.1   to   3   of   the suit,  namely,  S.K.   Kumarasamy,  Sundarambal,  wife   of  S.K. Kumarasamy   and  minor  Kandavadivel  son  of   S.K.  Kumarasamy filed their written statements. In the written statement, it   was   pleaded   that   no   doubt   some   properties   have   been acquired jointly in the names of the defendant Nos.1, 3, 4,9 and 10, but they must be deemed to be only co­sharers in respect of those properties. It was pleaded that three branches   were   allotted   shares   in   1960   partition   and plaint   case   that   parties   continued   to   live   jointly   was denied.  9. In   O.S.No.37   of   1984,   an   application   under   Order XXIII   Rule   3   was   filed   on   06.08.1984   by   the   plaintiff containing signatures of plaintiff and defendants. In the application   under   Order   XXIII   Rule   3   in   Schedule   'A'   to Schedule 'J', various items of properties were listed and allocated   to   different   members   of   the   family.   On   the basis   of   application   under   Order   XXIII   Rule   3,   Sub­ 10 ordinate Judge, Coimbatore passed an order dated 6.8.1984 and   directed   for   preparation   of   decree   on   the   basis   of compromise petition.  10. In   the   compromise   decree   although   various agricultural properties, house properties and shares were allotted   to   two   other   branches,   i.e.,   branches   of   S.K. Kumarasamy   and   S.K.   Chinnasamy   but   the   branch   of Rangasamy   was   allocated   only   shares   in   Vasudeva Industries   which   was   under   liquidation   and   taken   under the   orders   of   Madras   High   Court   dated   21.01.1982   to   be run by the Board of Directors. 11. Minor   children   of   defendant   No.10   filed   O.S.No.   827 of   1987   through   their   mother   challenging   the   compromise decree dated 06.08.1984 on the ground that they were not parties   thereto.   On   03.08.1987   O.S.   No.1101   of   1987   was filed   by   both   the   sons   of   Rangasamy,   i.e.,   S.R. Shanmugnavelayutham   and   S.R.   Somasundaram.   In   O.S. No.1101   of   1987   defendant   Nos.1,2   and   3   filed   their written   statements   where   it   was   pleaded   that   there   was agreement  on   08.03.1981  between  the  three  branches   where defendant   No.1   was   to   pay   Rs.   4   lacs   to   defendant   No.4 11 and plaintiff was to pay Rs. 7 lacs to defendant No.4 and since   payment   was   not   made   to   defendant   No.4   suit   was filed   through   his   son.   It   was   further   pleaded   that compromise dated 06.08.1984 was to give effect to earlier agreement   dated   08.03.1981.   In   the   O.S.   No.827   of   1987, an affidavit was filed by the mother of the minor stating that they had entered into the compromise with defendant No.1   hence   seeking   permission   to   withdraw   the   suit.   On 10.02.1993, the O.S. No.827 of 1987 was withdrawn, on the same  date  Shanmugavelayuthem  who   was  the   first   plaintiff in O.S.No.1101 of 1987 withdrew himself from the suit and was   transposed   as   defendant   No.10   in   the   suit.   The written   statement   was   filed   by   Janakiammal,   defendant No.8 supporting the plaintiff's case and also praying for partition   of   her   share.   Senthil   Kumaravel,   who   was plaintiff   in   Suit   No.37   of   1984,   filed   a   written statement in O.S.No.1101 of 1987 where he stated that he filed   Suit   No.37   of   1984   at   the   instance   of   S.K. Kumarasamy,   defendant   No.1   and   decree   dated   06.08.1984 was sham and nominal, and was not to be given effect to. Additional   written   statements   were   filed   by   defendant 12 Nos.1 to 3. Defendant No.10 also filed written statement supporting the case of defendant No.1. Reply was filed by plaintiff,   Somasundaram   to   the   written   statements   filed by defendant Nos. 1 to 3.  12. Five   witnesses   were   examined   on   behalf   of   the plaintiff.   Somasundaram,   plaintiff   appeared   as   PW.1.   The plaintiff   filed   Exhs.   A­1   to   A­55.   On   the   side   of defendants,   four   witnesses   were   examined.   Janakiammal appeared   as   DW.2   whereas   S.K.   Kumarasamy   appeared   as DW.1.   Exh.B­1   to   B­104   were   marked   on   behalf   of   the defendants.     Exh.   X­I   to   X­27   have   been   marked   through witnesses.  13. The   trial   court   framed   five   issues   and   six additional issues. One of the additional issues was that whether   the   suit   is   not   maintainable   under   Order   XXIII Rule   3A   of   the   CPC.   The   trial   court   vide   its   judgment dated   30.09.1997   dismissed   the   suit.   The   trial   court upheld the plea of defendant Nos.1 to 3 that O.S.No.1101 of 1987 was barred by Order XXIII Rule 3A CPC. The trial court also upheld the partition deed dated 07.11.1960 and the agreement dated 08.03.1981. The trial court held that 13 after   the   year   1960   the   entire   family   was   not   living   as joint family and all the three branches are co­owners as far   as   properties   are   concerned   and   were   running partnership   businesses.   Challenging   the   judgment   of   the trial court dismissing the suit two appeals were filed in the   High   Court.   A.S.No.332   of   1999   was   filed   by Somasundaram,   the   plaintiff   and   A.S.   No.281   of   2000   was filed by Janakiammal defendant No.8.  14. The   High   Court   has   noticed   the   point   for determination in the appeal, i.e., whether O.S.No.1101 of 1987   is   maintainable   in   the   light   of   the   provisions contained   in   Order   XXIII   Rule   3A   of   the   CPC.   The   High Court,   however,   observed   that   appeals   could   be   disposed of   according   to   the   finding   to   be   recorded   on   the aforesaid   point   for   consideration,   however,   it   has   not formulated   any   other   point   for   consideration   though extensive   arguments   have   been   made   by   the   respective counsel. It is useful to reproduce paragraphs 163 and 164 of   the   judgment   of   the   High   Court,   which   are   to   the following effect: “163. The point for determination that 14 arises   for   consideration   in   the   above   appeals is   as   to   whether   the   suit   seeking   to   declare the   decree   passed   in   O.S.No.37   of   1984   on   the file of the Sub Court, Coimbatore, is sham and nominal, ultra­vires, collusive, unsustainable, invalid,   unenforceable   and   not   binding   on   the plaintiff, is maintainable in the light of the provisions contained in Order 23 Rule 3 of the CPC and Order 23 Rule 3­A of the CPC? 164.   As   the   appeals   could   be   disposed   of on   the   basis   of   the   finding   to   be   recorded   on the  aforesaid  point  for  determination,   we  have not   formulated   any   other   point   for determination,   though   extensive   arguments   have been   made   by   the   respective   counsel   as   to whether   the   partition   effected   under   Ex.B­26, dated   07.11.1960   between   Rangaswamy   (father   of the   plaintiff),   Kumaraswamy   (D­1)   and Chinnaswamy   (D­4)   was   acted   upon   or   not; whether   there   was   a   joint   family   among   the three   branches   after   07.11.1960;     whether   the various   businesses   run   under   different partnership   firms   are   the   joint   family businesses.” 15. The   High   Court   after   considering   the   submissions   of the   respective   counsel   came   to   the   conclusion   that compromise decree dated 06.08.1984 in Suit No.37 of 1984 was   valid,   the   plaintiff   failed   to   prove   that   any   fraud was played.  The plaintiff, further, failed to prove that they gave any guarantee in the year 1984 for taking loan from Punjab National Bank. Hence, basis of the suit that 15 they signed the compromise deed on the representation of defendant   No.1   and   that   the   plaintiff   and   defendant having   given   personal   guarantee   for   loan   obtained   for Vasudeva  Industries  Ltd.,  to   save  family   properties  from claim   of   the   Bank,   the   properties   be   kept   only   in   the name   of   defendant   No.1   and   defendant   No.4   but   the   right of the plaintiff and defendants will be held intact.  16. The High Court held that it has not been proved that any   personal   guarantee   was   given   by   the   plaintiff,   the very ground   pleaded by the plaintiff is knocked out.  The High   Court   further   held   that   suit   was   barred   by   Order XXIII   Rule   3A   CPC   and   only   remedy   available   was   to question the compromise decree in the same suit. The High Court   dismissed   both   the   appeals.   Aggrieved   by   the judgment   of   the   High   Court,   these   two   appeals   have   been filed. 17. We   have   heard   Shri   V.   Giri   and   Shri   Gaurav   Agrawal, learned   senior   counsel     for   the   appellants.   Shri   Kapil Sibal, learned senior counsel has appeared for contesting respondents.   Shri   S.   Nagamuthu,   learned   senior   counsel 16 has appeared for defendant No.11 and other defendants. 18. Shri V.Giri, learned senior counsel appearing for R. Janakiammal   submits   that   the   compromise   decree   dated 06.08.1984   in   Suit   No.37   of   1984   is   unfair,   inequitable and   fraudulent.   Shri   Giri   submits   that   Janakiammal   who was defendant No.8 in Suit No.37 of 1984 was not aware of the compromise application or its terms. Janakiammal is a widow only knowing Tamil, she signed the English written papers which was brought to her by DW­2, wife of D­1. She never   engaged   any   counsel.   Shri   P.R.   Thirumalnesan, learned counsel, was never engaged by her. She never went into   the   Court   nor   appeared   before   the   Court   on 06.08.1984.   The   family   possessed   several   hundreds   acres of land, several houses and other numerous assets but in the compromise decree, she was allotted 200 shares which were   in   the   name   of   Smt.   Kamalam,   DW­2   of   a   sick   mill, i.e., Vasudev Mill.  19.   The   properties   which   she   inherited   from   her   late husband   Rangasamy   and   numerous   properties   which   were purchased in her name after the death of her husband were 17 all   allocated   to   branches   of   D­1   and   D­4   without   giving an inch of land to her. The shares were also allotted to D­2   and   D­5,   the   wives   of   D­1   and   D­4,   who   have   no   pre existing rights. Janakiammal and her son Somasundaram did not   get   any   immovable   property   in   the   compromise   decree except shares of the Vasudeva mills, a sick company. The consent   decree   clearly   records   that   no   Vakalatnama   has been filed by D­8. When no Vakalatnama was filed by    D­8, she   was   not   represented   by   a   counsel   and   the   Court   was misled   to   believe   that   Thirumalnesan,   advocate represented D­8. 20. The learned counsel submits that the family of three brothers   lived   jointly   and   continued   to   be   joint   family even   after   partition   dated   07.11.1960   and   acquired several   properties   in   the   name   of   three   branches.   The family possessed more than 260 acres of land at different places with several houses but no immovable property was allocated to Janakiammal or her sons. 21.   O.S.   No.37   of   1984   was   filed   on   the   behest   of   S.K. Kumarasamy by C. SenthilKumaravel, son of S.K.Chinnasamy. 18 C.   SenthilKumaravel   in   his   written   statement   in   Suit No.1101 of 1987 has pleaded that Suit No. 37 of 1984 was filed   by   him   at   the   behest   of   S.K.Kumarasamy,   D­1.   C. Senthilkumaravel   further   pleaded   that   decree   in   O.S. No.37   of   1984   was   sham   and   nominal.   The   200   shares allotted   to   Janakiammal   as   per   compromise   decree   dated 06.08.1984   which   were   in   the   name   of   Smt.   Kamalam   were never   transferred   to   Janakaiammal.   Janakiammal     fully supported the plaint case of suit No.1101 of 1987.   22. The   partition   agreement   dated   08.03.1981   as   pleaded by   D­1   was   only   an   imaginary   story.   No     such   agreement was   filed   in   the   court   nor   the   same   was   pleaded   in   a written   statement   filed   by   D.1­3   in   O.S.   No.37   of   1984. Despite the agreement dated 08.03.1981 not being produced in   the   Court,   the   trial   court   in   its   judgment   dated 30.09.1997   had   erroneously   accepted   the   factum   of partition  by   agreement   dated   08.03.1981  and  accepted  the case   of   defendant   No.1   that   compromise   decree   dated 06.08.1984   was   to   give   effect   to   the   partition   dated 08.03.1981.   19 23. No   partition   was   affected   in   the   year   1981   and   the family remained as a joint family. In O.S. No.37 of 1984, the   house   property   at   Tatabad   which   was   in   the   name   of D­1,   was   not   included,   which   property   was   purchased   by joint   family   fund   and   the   three   branches   had   share   in house   at   Tatabad   which   was   mentioned   at   item   No.10   in Schedule C of Suit No.1101 of 1987. 24.   The   pleading   of   defendant   No.1   that   under   the agreement dated 08.03.1981, the plaintiff was to pay Rs. Seven   Lakhs  to   D­4  and   D­1  was   to   pay   Rs.   Four   Lakhs   to D­4 were all imaginary stories set up by D­1. Neither any agreement took place on 08.03.1981 nor any amount was to be   paid   by   plaintiff   to   D­4.   The   house   at   Tatabad purchased in the year 1978 with the joint family fund was not included in O.S.    No.37 of 1984, and in the house all members   of   the   family   had   a   share.   The   amount   of Rs.1,03,000/­, which was received by Janakiammal from the Insurance Corporation after the death of her husband was given to defendant No.1, which was utilised for business purposes.   The   High   Court   did   not   consider   the   case   of 20 Janakiammal as pleaded.   25.   Shri   Gaurav   Agrawal,   learned   counsel   appearing   in Civil   Appeal   No.   1538   of   2016   on   behalf   of   Somasundaram submits   that   plaintiff   was   deprived   of   his   immovable properties   including   land   and   houses   and   was   given   only worthless   shares   in   the   Compromise   decree   dated 06.08.1984. He submits that the suit No.1101 of 1987 was filed   by   the   plaintiff   to   declare   the   decree   dated 06.08.1984 void, unenforceable and fraudulent.  26.   It   is   submitted   that   the   plaintiff   was   taken   to   the Court   by   D­1   on   06.08.1984   and   was   asked   to   sign   the compromise   application   on   the   representation   that   since the   plaintiff   and   D­10   had   given   personal   guarantee   for the   loan   taken   for   Vasudeva   Textiles   Mills   from   Punjab National   Bank,   their   name   should   not   be   any   immovable property   to   save   the   family   property.   The   plaintiff   was assured by D­1 that his right in immovable property shall not   be   affected   by   the   Compromise   decree   as   the   decree dated 06.08.1984 shall not be made effective.   21 27. It is submitted that the allocation of the properties in the compromise decree is unfair. A fraud was played on the   plaintiff   as   well   as   on   the   court   in   obtaining   the compromise   decree.   It   is   submitted   that   the   Order   XXIII Rule   3A   shall   not   govern   a   case   where   a   fraud   is   played on   the   Court.   Suit   No.   37   of   1984   was   filed   on   illusory cause of action, bar under Order XXIII Rule 3A shall not apply.   The   High   Court   after   having   found   that   suit   is barred   under   Order   XXIII   Rule   3A   has   not   entered   into other   issues.   The   house   property   of   Tatabad   which   was purchased   in   1978   was   not   included   in   Schedule   of O.S.NO.37   of   1984   which   property   was   included   in   Suit No.1101 of 1987, hence, suit for share in house property at   Tatabad   was   fully   maintainable.   The   plaintiff   has completed his graduation in Textile Engineering. Vasudeva Industries   was   not   a   family   concern,   which   was   under litigation   and   was   not   a   profit   making   venture.   The consent decree dated 06.08.1984 was never acted upon. The mill   could   not   be   revived   and   closed   down   in   1987.   The defendant   No.1   continued   to   manage   the   affairs   of   the mill till 1989 when he resigned.   22 28.   Shri   Kapil   Sibal   refuting   the   submissions   of   the appellants   contends   that   partition   dated   07.11.1960 between   three   branches   was   given   effect   to.   Income   Tax Returns were filed by three branches on the basis of 1960 partition.   There   was   an   arrangement   made   in   1981   under which the D­1 was to take properties at Coonoor, D­4 was to   take   properties   at   Somnur   whereas   plaintiff   and defendant   No.1   decided   to   take   Vasudeva   Textiles   Mills. The Suit No.37 of 1984 was filed by the son of D­4 at his instance.     29.   Shri   Sibal   submits   that   the   Suit   No.37   of   1984   has been decided on compromise where all the defendants have signed   the   compromise   application   including   Janakiammal as   well   as   Somasundaram.   The   Vakalatnama   on   behalf   of defendant Nos.7 to 11 was filed by Advocate Thirumalnesan who represented defendants 8 to 11. It is submitted that plaintiff   and   D­10   were   all   educated   persons   and   having signed the compromise application, it is not open to them to   contend   that   they   signed   the   application   under   some misrepresentation or fraud.   23 30. The plaintiff and defendant No.10 wanted to take the mill   in   their   share   hence,   the   shares   of   the   mill   were allocated   in   the   compromise   decree   to   Rangasamy   Branch. Rangasamy   Branch   had   95%   shares   in   the   Mill,   i.e.,   the controlling   share.   The   mill   was   valued   at   the   rate   of Rs.32 Lakhs. There is no fraud in the compromise decree. The   Compromise   decree   dated   06.08.1984   was   given   effect to.   There   being   partition   in   the   year   1960   there   was neither   any   joint   family   property   nor   any   joint   family. It   was   pleaded   by   the   plaintiff   that   his   mother   and sister expressed a desire not to take any share. In 1989, the plaintiff had sold the Vasudeva Mills.  31. Shri Sibal submits that none of the pleadings of the plaintiff falls in the definition of fraud. No fraud was committed   on   the   plaintiff.   Under   Order   XXIII   Rule   3A CPC,   no   separate   suit   could   have   been   filed   to   question the compromise decree.  32.   Shri   Sibal   submits   that   the   remedy   open   for   the plaintiff was to either file an application in suit No.37 24 of 1984 or file an appeal against the Compromise decree. Filing of suit No.1101 of 1987 is nothing but litigative gambling   by   the   plaintiff.   Shri   Sibal   submits   that   the suit filed by the plaintiff deserves to be dismissed with costs.   33.  Shri   Nagamuthu,  learned  senior   counsel  appearing  for the   defendant   No.11   has   supported   the   judgment   of   the Courts   below.   He   submits   that   from   1989,   selling   of shares of the mill started. The defendant No.1 purchased the   shares   of   the   mill.   The   Compromise   decree   dated 06.08.1984   was   acted   upon.   In   1994,   the   complete   shares of the mill were transferred. Shri Nagamuthu submits that the  defendant  No.11  and  other  defendants   were  transferee of the shares. 34.   Shri   Giri   in   rejoinder   submission   submits   that Janakiammal’s   case   was   that   she   never   engaged   any advocate.   She,   however,   stated   that   she   had   signed   the compromise   application   in   Tamil.   Her   case   was   that   she does   not   know   English   and   the   Compromise   was   written   in 25 English.   Signatures   of   Janakiammal   were   taken   on compromise application by D­2, wife of D­1, who in usual course,   for   the   purposes   of   business   and   Tax   obtains signatures   of   Janakiammal   from   time   to   time.   The   family was   running   various   businesses.   Shri   Giri   submits   that the judgment of the trial court dated 06.08.1984 in O.S. No.37 of 1984 states that Vakalatnama of defendant Nos.8 to   13   was   not   filed.   He   submits   that   certified   copy   of Vakalatnama  filed  by  advocate  Thirumalnesan  on  behalf  of defendant Nos.8 to 13 has also not been brought on record and   according   to   the   papers   submitted   by   D­1,   the Vakalatnama   and   the   documents   have   been   destroyed.   How can D­1 say that the Vakalatnama has been destroyed.   35. Shri Giri submits that the house at Tatabad which was included   as   Item   No.10   in   Schedule   C   in   Suit   No.1101   of 1987 was purchased from a joint family fund. Although the house   was   taken   in   auction   by   D­1   but   the   consideration for   house   was   not   paid   by   D­1   individually,   rather   the amount   was   obtained   from   company   Swamy   and   Swamy Plantations, which is a private limited company in which 26 D­1, D­4 and D­10 had shares. The Branch of Rangasamy in   Swamy and Swamy Plantations had about more than one­third share.   The   Tatabad   house   having   been   obtained   from   a private   company   which   was   a   family   business,   all   the branches   shall   have   shares   in   the   house.   The   Suit   No.37 of   1984   having   not   included   the   Tatabad   house,   the   suit for   partition   of   house   being   Suit   No.1101   of   1987   was fully   maintainable   and   both   the   Courts   erred   in   not granting share to the plaintiff in the said house.  36. One of the additional   issues,   which   were   framed   by the   trial   court,   was   “Whether   the   suit   is   not maintainable   in   view   of   Order   23   Rule   3   (A)   of   the   Code of Civil Procedure?” 37.   The   trial   court   has   decided   the   above   issue   against the  plaintiff  holding  that  separate  suit   challenging  the compromise decree is barred as per Order XXIII Rule 3A of Civil Procedure Code. 38.   The   High   Court   in   the   impugned   judgment   as   noted above   has   observed   that   the   appeals   can   be   decided   on only one point of consideration, i.e., as to whether Suit 27 No.   1101   of   1997   filed   by   the   plaintiff   Somasundaram challenging   the   compromise   decree   dated   06.08.1984   was barred under Order XXIII Rule 3A.   The High Court in the impugned judgment relying on judgments of this Court held that   no   separate   suit   is   maintainable   questioning   the compromise decree, hence Suit No.1101 of 1987 was barred. Both   the   Courts   having   held   that   Suit   No.1101   of   1987 filed   by   the   plaintiff   is   barred   under   Order   XXIII   Rule 3A,   we   deem   it   appropriate   to   first   consider   the   above issue.  39.   Order   XXIII   Rule   3   provides   for   compromise   of   suit. In Rule 3 amendments were made by Act No. 104 of 1976 by which   a   proviso   and   an   explanation   was   added.     Order XXIII Rule 3 as amended is to the following effect:­ “ 3.   Compromise   of   suit.   ­   Where   it   is proved   to   the   satisfaction   of   the   Court   that a suit has been adjusted wholly or in part by any lawful agreement or compromise   in writing and   signed   by   the   parties,   or   where   the defendant   satisfies   the   plaintiff   in   respect of   the   whole   or   any   part   of   the   subject­ matter   of   the   suit,   the   Court   shall   order such agreement, compromise or satisfaction to be   recorded,   and   shall   pass   a   decree   is accordance   therewith   so   far   as   it   relates   to the   parties   to   the   suit,   whether   or   not   the subject­matter   of   the   agreement,   compromise 28 or   satisfaction   is   the   same   as   the   subject­ matter of the suit: Provided   that   where   it   is   alleged   by   one party   and   denied   by   the   other   that   an adjustment   or   satisfaction   has   been   arrived at,   the   Court   shall   decide   the   question;   but no   adjournment   shall   be   granted   for   the purpose   of   deciding   the   question,   unless   the Court, for reasons to be recorded, thinks fit to grant such adjournment. Explanation ­An   agreement   or   compromise which   is   void   or   voidable   under   the   Indian Contract   Act,  1872  (9  of   1872),  shall  not  be deemed   to   be   lawful   within   the   meaning   of this rule;” 40. By the same amendment Act No.104 of 1976, a new Rule, i.e., Rule 3A was added providing “3A.   Bar   to   suit.   ­   No   suit   shall   lie   to set   aside   a   decree   on   the   ground   that   the compromise   on   which   the   decree   is   based   was not lawful.” 41.  Determination  of  disputes  between  persons  and  bodies is   regulated   by   law.   The   legislative   policy   of   all legislatures  is  to   provide  a  mechanism  for   determination of   dispute   so   that   dispute   may   come   to   an   end   and   peace in   society   be   restored.     Legislative   policy   also   aims for giving finality  of  the  litigation,  simultaneously 29 providing   higher   forum   of   appeal/revision   to   vend   the grievances of an aggrieved party.  Rule 3A which has been added by above amendment provides that no suit shall lie to   set   aside   a   decree   on   the   ground   that   the   compromise on which the decree is based was not lawful.  At the same time,   by   adding   the   proviso   in   Rule   3,   it   is   provided that when there is a dispute as to whether an adjustment or   satisfaction   has   been   arrived   at,   the   same   shall   be decided by the Court which recorded the compromise.  Rule 3 of Order XXIII provided that where it is proved to the satisfaction   of   the   Court   that   a   suit   has   been   adjusted wholly or in part by any lawful agreement or compromise, the Court shall order such agreement or compromise to be recorded and pass a decree in accordance therewith.  Rule 3   uses   the   expression   “lawful   agreement   or   compromise”. The   explanation   added   by   amendment   provided   that   an agreement  or a compromise which is void or voidable under the Indian Contract Act, 1872, shall not be deemed to be lawful.” 42.   Reading   Rule   3   with   Proviso   and   Explanation,   it   is 30 clear   that   an   agreement   or   compromise,   which   is   void   or voidable, cannot be recorded by the Courts and even if it is recorded the Court on challenge of such recording can decide   the   question.     The   Explanation   refers   to   Indian Contract   Act.     The   Indian   Contract   Act   provides   as   to which contracts are void or voidable.   Section 10 of the Indian   Contract   Act   provides   that   all   agreements   are contracts if they are made by the free consent of parties competent   to   contract,   for   a   lawful   consideration   and with   a   lawful   object,   and   are   not   hereby   expressly declared   to   be   void.   Section   14   defines   free   consent   in following words:­ “ 14.   “Free   consent”   defined. —Consent   is said to be free when it is not caused by—  (1)  coercion, as defined in section 15, or  (2)  undue   influence,   as   defined   in   section 16, or  (3)  fraud, as defined in section 17, or (4)   misrepresentation,   as   defined   in   section 18, or  (5)     mistake,   subject   to   the   provisions   of sections 20, 21 and 22. Consent   is   said   to   be   so   caused   when   it would not have been given but for the existence of   such   coercion,   undue   influence,   fraud, misrepresentation or mistake.”  31 43.   A   consent   when   it   is   caused   due   to   coercion,   undue influence,   fraud,   misrepresentation   or   mistake   is   not free consent and such agreement shall not be contract if free   consent   is   wanting .   Sections   15,   16,   17   and   18 define   coercion,   undue   influence,   fraud   and misrepresentation.    Section  19  deals  with  voidability  of agreements   without   free   consent.     Section   19   is   to   the following effect:­ “ 19.   Voidability   of   agreements   without free consent. —When consent to an agreement is caused   by   coercion,   fraud   or misrepresentation,   the   agreement   is   a contract   voidable   at   the   option   of   the   party whose consent was so caused.  A   party   to   a   contract   whose   consent   was caused by fraud or misrepresentation, may, if he thinks fit, insist that the contract shall be performed, and that he shall be put in the position   in   which   he   would   have   been   if   the representations made had been true.  Exception.—If   such   consent   was   caused   by misrepresentation   or   by   silence,   fraudulent within   the   meaning   of   section   17,   the contract,   nevertheless,   is   not   voidable,   if the party whose consent was so caused had the means   of   discovering   the   truth   with   ordinary diligence.  Explanation.—A fraud or misrepresentation which did not cause the consent to a contract of   the   party   on   whom   such   fraud   was practised,   or   to   whom   such   misrepresentation was   made,   does   not   render   a   contract voidable.” 32 44.   A   conjoint   reading   of   Sections   10,   13   and   14 indicates   that   when   consent   is   obtained   by   coercion, undue   influence,   fraud,   misrepresentation   or   mistake, such consent is not free consent and the contract becomes voidable   at   the   option   of   the   party   whose   consent   was caused   due   to   coercion,   fraud   or   misrepresentation.     An agreement,   which   is   void   or   voidable   under   the   Indian Contract   Act,   shall   not   be   deemed   to   be   lawful   as   is provided by Explanation to Rule 3 of Order XXIII.  45.   We   need   to   examine   the   grounds   on   which   the compromise   decree   dated   06.08.1984   was   sought   to   be impeached by pleadings in Suit No. 1101 of 1987.  Whether the grounds to impeach the compromise deed are one which can   be   raised   before   the   Court   recording   the   compromise decree   as   per   Rule   3   of   Order   XXIII?     We   need   to   look into   the   grounds   on   the   basis   of   which   Suit   No.1101   of 1987   was   filed   questioning   the   compromise   decree. Paragraphs   12   and   13   of   the   plaint   contain   the allegations, which are to the following effect:­ “ 12.     In   the   beginning   of   1984,   the   1 st 33 defendant   represented   that   since   the plaintiff   have   given   personal   guarantee   to the   Bank   for   the   loans   of   several   lakhs,   it would  be  risky  and   not  expedient  to  have  the family   properties   in   the   name   of   the plaintiff   and   it   would   be   advantageous   and safe   to   keep   off   the   names   of   the   plaintiff on   records   as   owners.     Even   there   the plaintiff did not direction and wisdom of the 1 st   defendant.     The   1 st   defendant   further represented that the entire family properties would   be   kept   in   the   name   of   defendants­   1 and 4 for the purpose of record and to avoid the risk of any bank claim.  The 1 st  defendant assured   that   this   arrangement   would   not affect or extinguish the plaintiff legitimate share   in   the   properties.     Here   again   the plaintiff   obeyed   and   acted   according   to   the decision and directions of the 1 st  defendant.  13. The   1 st   defendant   arranged   to   file   a suit   in   Sub   Court,   Coimbatore,   through   the family lawyer.  It was a collusive suit and a mere   make   believe   affairs.   There   was   no misunderstanding   or   provocations   for   any   one of the members of the family to go to a Court of Law for partition.”     46.   In   paragraph   15   of   the   plaint,   the   plaintiffs   had further   pleaded   that   entre   proceedings   and   the   decree secured from the Court is a fraud played not only on the plaintiff   but   also   against   the   Court.     The   plaintiffs pleads that compromise decree which was intended only to secure   and   safeguard   the   properties   is   sham   and   nominal besides being fraudulent. 34 47.   From   the   above,   it   is   clear   that   plaintiff   pleaded that   compromise   recorded   on   06.08.1984   was   not   lawful compromise   having   been   obtained   by   fraud   and misrepresentation.     The   plaintiff’s   case   was   that   they were   represented   by   D1   that   the   compromise   is   being entered   only   to   save   the   family   property   since   the plaintiff   has   given   personal   guarantee   to   the   Punjab National   Bank   for   obtaining   loan   for   Vasudeva   Mills. Pleadings clearly make out the case of the plaintiff that the   consent   which   he   gave   for   compromise   by   signing   the compromise   was   not   free   consent.     The   compromise,   thus, become voidable at the instance of the plaintiff.      48. Whether the bar under Rule 3A of Order XXIII shall be attracted in the facts of the present case as held by the Courts below is the question to be answered by us.   Rule 3A   bars   the   suit   to   set   aside   the   decree   on   the   ground that   compromise   on   which   decree   was   passed   was   not lawful.   As noted above, the word “lawful” has been used in   Rule   3   and   in   the   Explanation   of   Rule   3   states   that “an   agreement   or   compromise   which   is   void   or   voidable under the Indian Contract Act,1872 (9 of 1872), shall not 35 be deemed to be lawful……………….;” 49.   Thus,   an   agreement   or   compromise   which   is   clearly void or voidable shall not be deemed to be lawful and the bar under Rule 3A shall be attracted if compromise on the basis of which decree was passed was void or voidable.     50.   Order   XXIII   Rule   3   as   well   as   Rule   3A   came   for consideration before this Court in large number of cases and we need to refer to few of them to find out the ratio of judgments of this Court in context of Rule 3 and Rule 3A.     In   Banwari   Lal   Vs.   Chando   Devi   (Smt.)   Though   LRs. And Anr., (1993) 1 SCC 581,   this Court considered Rule 3 as well as Rule 3A of Order XXIII.   This Court held that object of the Amendment Act, 1976 is to compel the party challenging   the   compromise   to   question   the   Court   which has   recorded   the   compromise.     In   paragraphs   6   and   7, following was laid down:­ “6.   The   experience   of   the   courts   has   been that   on   many   occasions   parties   having   filed petitions   of   compromise   on   basis   of   which decrees are prepared, later for one reason or other   challenge   the   validity   of   such compromise.   For   setting   aside   such   decrees suits   used   to   be   filed   which   dragged   on   for years   including   appeals   to   different   courts. Keeping in view the predicament of the courts 36 and   the   public,   several   amendments   have   been introduced   in   Order   23   of   the   Code   which contain provisions relating to withdrawal and adjustment   of   suit   by   Civil   Procedure   Code (Amendment)  Act,  1976.  Rule  1  of  Order  23  of the   Code   prescribes   that   at   any   time   after the   institution   of   the   suit,   the   plaintiff may abandon his suit or abandon a part of his claim.   Rule   1(3)   provides   that   where   the Court  is  satisfied  ( a )  that  a  suit  must   fail by  reason  of   some  formal   defect,  or  ( b )  that there are sufficient grounds for allowing the plaintiff   to   institute   a   fresh   suit   for   the subject­matter  of  a  suit  or  part  of  a  claim, it may, on such terms as it thinks fit, grant the   plaintiff   permission   to   withdraw   such suit   with   liberty   to   institute   a   fresh   suit. In   view   of   Rule   1(4)   if   plaintiff   abandons his   suit   or   withdraws   such   suit   without permission   referred   to   above,   he   shall   be precluded   from   instituting   any   such   suit   in respect   of   such   subject­matter.   Rule   3   of Order   23   which   contained   the   procedure regarding   compromise   of   the   suit   was   also amended   to   curtail   vexatious   and   tiring litigation   while   challenging   a   compromise decree.   Not   only   in   Rule   3   some   special requirements   were   introduced   before   a compromise is recorded by the court including that   the   lawful   agreement   or   a   compromise must be in writing and signed by the parties, a   proviso   with   an   explanation   was   also   added which is as follows: “Provided  that  where  it is  alleged by one party and denied by the other that   an   adjustment   or   satisfaction has been  arrived at,  the Court shall 37 decide   the   question;   but   no adjournment   shall   be   granted   for   the purpose   of   deciding   the   question, unless   the   Court,   for   reasons   to   be recorded,   thinks   fit   to   grant   such adjournment. Explanation .—   An   agreement   or compromise   which   is   void   or   voidable under   the   Indian   Contract   Act,   1872 (9   of   1872),   shall   not   be   deemed   to be  lawful within the  meaning of this rule.” 7.   By   adding   the   proviso   along   with   an explanation the purpose and the object of the amending   Act   appears   to   be   to   compel   the party   challenging   the   compromise   to   question the   same   before   the   court   which   had   recorded the   compromise   in   question.   That   court   was enjoined   to   decide   the   controversy   whether the   parties   have   arrived   at   an   adjustment   in a   lawful   manner.   The   explanation   made   it clear that an agreement or a compromise which is void or voidable under the Indian Contract Act   shall   not   be   deemed   to   be   lawful   within the   meaning   of   the   said   rule.   Having introduced   the   proviso   along   with   the explanation   in   Rule   3   in   order   to   avoid multiplicity   of   suit   and   prolonged litigation,   a   specific   bar   was   prescribed   by Rule   3­A   in   respect   of   institution   of   a separate   suit   for   setting   aside   a   decree   on basis of a compromise saying: “3­A.   Bar   to   suit .—   No   suit   shall lie   to   set   aside   a   decree   on   the ground   that   the   compromise   on   which 38 the decree is based was not lawful.” 51.     The next judgment to be noted is   Pushpa Devi Bhagat (Dead)   Through   LR.   Sadhna   Rai   (Smt.)   Vs.   Rajinder   Singh and   Ors.,   (2006)   5   SCC   566,   Justice   R.V.   Raveendran speaking   for   the   Court   noted   the   provisions   of   Order XXIII Rule 3 and Rule 3A and recorded his conclusions in paragraph 17 in following words:­ “17.   The   position   that   emerges   from   the amended   provisions   of   Order   23   can   be   summed up thus: ( i )   No   appeal   is   maintainable against   a   consent   decree   having regard   to   the   specific   bar   contained in Section 96(3) CPC. ( ii )   No   appeal   is   maintainable against   the   order   of   the   court recording   the   compromise   (or refusing   to   record   a   compromise)   in view   of   the   deletion   of   clause   ( m ) of Rule 1 Order 43. ( iii )   No   independent   suit   can   be filed   for   setting   aside   a   compromise decree   on   the   ground   that   the compromise  was not  lawful in view of the bar contained in Rule 3­A. ( iv )   A   consent   decree   operates   as an  estoppel and is valid and  binding unless   it   is   set   aside   by   the   court which   passed   the   consent   decree,   by 39 an  order  on an application  under  the proviso to Rule 3 Order 23. Therefore,   the  only  remedy  available  to  a party   to   a   consent   decree   to   avoid   such consent   decree,   is   to   approach   the   court which   recorded   the   compromise   and   made   a decree   in   terms   of   it,   and   establish   that there   was   no   compromise.   In   that   event,   the court   which   recorded   the   compromise   will itself consider and decide the question as to whether   there   was   a   valid   compromise   or   not. This   is   so   because   a   consent   decree   is nothing   but   contract   between   parties superimposed with the seal of approval of the court.   The   validity   of   a   consent   decree depends   wholly   on   the   validity   of   the agreement   or   compromise   on   which   it   is   made. The   second   defendant,   who   challenged   the consent   compromise   decree   was   fully   aware   of this position as she filed an application for setting aside the consent decree on 21­8­2001 by   alleging   that   there   was   no   valid compromise   in   accordance   with   law. Significantly,   none   of   the   other   defendants challenged   the   consent   decree.   For   reasons best   known   to   herself,   the   second   defendant within  a  few   days  thereafter   (that   is  on  27­ 8­2001)   filed   an   appeal   and   chose   not   to pursue the application filed before the court which   passed   the   consent   decree.   Such   an appeal   by   the   second   defendant   was   not maintainable,   having   regard   to   the   express bar contained in Section 96(3) of the Code.” 52. The next judgment is  R. Rajanna Vs. S.R. Venkataswamy and Ors., (2014) 15 SCC 471  in which  provisions of Order XXIII   Rule   3   and   Rule   3A   were   again   considered.     After 40 extracting   the   aforesaid   provisions,   following   was   held by this Court in paragraph 11:­ “11.   It   is   manifest   from   a   plain   reading of the above that in terms of the proviso to Order   23   Rule   3   where   one   party   alleges   and the   other   denies   adjustment   or   satisfaction of   any   suit   by   a   lawful   agreement   or compromise   in   writing   and   signed   by   the parties,   the   Court   before   whom   such   question is   raised,   shall   decide   the   same.   What   is important   is   that   in   terms   of   Explanation   to Order   23   Rule   3,   the   agreement   or   compromise shall   not   be   deemed   to   be   lawful   within   the meaning of the said Rule if the same is void or   voidable   under   the   Contract   Act,   1872.   It follows that in every case where the question arises whether or not there has been a lawful agreement or compromise in writing and signed by   the   parties,   the   question   whether   the agreement   or   compromise   is   lawful   has   to   be determined   by   the   court   concerned.   What   is lawful   will   in   turn   depend   upon   whether   the allegations   suggest   any   infirmity   in   the compromise and the decree that would make the same void or voidable under the Contract Act. More   importantly,   Order   23   Rule   3­A   clearly bars   a   suit   to   set   aside   a   decree   on   the ground   that   the   compromise   on   which   the decree   is   based   was   not   lawful.   This   implies that   no   sooner   a   question   relating   to lawfulness   of   the   agreement   or   compromise   is raised   before   the   court   that   passed   the decree  on  the  basis  of  any   such  agreement  or compromise,   it   is   that   court   and   that   court alone   who   can   examine   and   determine   that question. The court cannot direct the parties to file a separate suit on the subject for no such   suit  will  lie   in  view   of  the  provisions of   Order   23   Rule   3­A   CPC.   That   is   precisely 41 what   has   happened   in   the   case   at   hand.   When the   appellant   filed   OS   No.   5326   of   2005   to challenge   the   validity   of   the   compromise decree,   the   court   before   whom   the   suit   came up  rejected  the  plaint   under   Order   7  Rule  11 CPC   on   the   application   made   by   the respondents   holding   that   such   a   suit   was barred by the provisions of Order 23 Rule 3­A CPC. Having thus got the plaint rejected, the defendants   (respondents   herein)   could   hardly be   heard   to   argue   that   the   plaintiff (appellant herein) ought to pursue his remedy against the compromise decree in pursuance of OS No. 5326 of 2005 and if the plaint in the suit   has   been   rejected   to   pursue   his   remedy against   such   rejection   before   a   higher court.”  53.   The   judgments   of   Pushpa   Devi(supra)   as   well   as Banwari   Lal   (supra)   were   referred   to   and   relied   by   this Court.     This   Court   held   that   no   sooner   a   question relating to lawfulness of the agreement or compromise is raised   before   the   court   that   passed   the   decree   on   the basis   of   any   such   agreement   or   compromise,   it   is   that court and that court alone who can examine and determine that question. 54.   In   subsequent   judgment,   Triloki   Nath   Singh   Vs. Anirudh   Singh   (Dead)   Through   Legal   Representatives   and Ors.,   (2020)   6   SCC   629 ,   this   Court   again   referring   to 42 earlier   judgments   reiterated   the   same   preposition,   i.e., the only remedy available to a party to a consent decree to   avoid   such   consent   decree   is   to   approach   the   court which   recorded   the   compromise   and   separate   suit   is   not maintainable.     In   paragraphs   17   and   18,   following   has been laid down:­ “17.   By   introducing   the   amendment   to   the Civil   Procedure   Code   (Amendment)   1976 w.e.f.   1­2­1977,   the   legislature   has brought into force Order 23 Rule 3­A, which creates   bar   to   institute   the   suit   to   set aside   a   decree   on   the   ground   that   the compromise on which decree is based was not lawful.   The   purpose   of   effecting   a compromise between the parties is to put an end   to   the   various   disputes   pending   before the   court   of   competent   jurisdiction   once and for all. 18.   Finality   of   decisions   is   an underlying   principle   of   all   adjudicating forums.   Thus,   creation   of   further litigation   should   never   be   the   basis   of   a compromise between the parties. Rule 3­A of Order   23   CPC   put   a   specific   bar   that   no suit shall lie to set aside a decree on the ground   that   the   compromise   on   which   the decree   is   based   was   not   lawful.   The   scheme of   Order   23   Rule   3   CPC   is   to   avoid multiplicity   of   litigation   and   permit parties   to   amicably   come   to   a   settlement which   is   lawful,   is   in   writing   and   a voluntary   act   on   the   part   of   the   parties. 43 The   court   can   be   instrumental   in   having   an agreed   compromise   effected   and   finality attached   to   the   same.   The   court   should never   be   party   to   imposition   of   a compromise   upon   an   unwilling   party,   still open   to   be   questioned   on   an   application under   the   proviso   to   Order   23   Rule   3   CPC before the court.” 55.   The   above   judgments   contain   a   clear   ratio   that   a party   to   a   consent   decree   based   on   a   compromise   to challenge   the   compromise   decree   on   the   ground   that   the decree was not lawful, i.e., it was void or voidable has to approach the same court, which recorded the compromise and   a   separate   suit   challenging   the   consent   decree   has been   held   to   be   not   maintainable.     In   Suit   No.1101   of 1987,   the   plaintiff   prayed   for   a   declaration   declaring that the decree passed in O.S. No. 37 of 1984 is sham and nominal,   ultravires,   collusive,   unsustainable   invalid, unenforceable and not binding on the plaintiffs. We have noted the grounds as contained in the plaint to challenge the consent decree in foregoing paragraphs from which it is   clear   that   the   compromise,   which   was   recorded   on 06.08.1984   was   sought   to   be   termed   as   not   lawful,   i.e., void or voidable. On the basis of grounds which have been 44 taken by the plaintiff in Suit No.1101 of 1987, the only remedy   available   to   the   plaintiff   was   to   approach   the court   in   the   same   case   and   satisfy   the   court   that compromise   was   not   lawful.     Rule   3A   was   specifically added by the amendment to bar separate suit to challenge the   compromise   decree   which   according   to   legislative intent   to   arrest   the   multiplicity   of   proceedings.     We, thus,   do   not   find   any   error   in   the   judgment   of   trial court   and   High   Court   holding   that   Suit   No.1101   of   1987 was barred under Order XXIII Rule 3A.  56.   We   having   found   that   Suit   No.1101   of   1987   being barred under Order XXIII Rule 3A, it is not necessary for us to enter into correctness or otherwise of the grounds taken in the plaint for questioning the compromise decree dated   06.08.1984.     The   compromise   decree   dated 06.08.1984, thus, could not have been questioned in Suit No. 1101 of 1987.  57. There   remains   one   more   submission   which   needs   to   be considered. 58. Learned counsel for the appellants contends that even 45 if   consent   decree   dated   06.08.1984   could   not   have   been challenged,   the   appellants   were   entitled   for   shares   in residential   building   at   Tatabad,   Dr.   Alagappa   Chettiar Road,     Coimbatore,   which   was   left   out   from   the   decree dated 06.08.1984. The above residential suit property was not   a   part   in   O.S.   No.37   of   1984   and   was   not   in compromise   decree   dated   06.08.1984.   The   averment   of   the appellant   is   that   the   said   residential   property   was although   in   the   name   of   defendant   No.1   but   it   was acquired from joint family funds hence the appellant had also share in the property.  59.   The   residential   building   at   Tatabad,   Dr.   Alagappa Chettiar Road,  Coimbatore  was included in Item No.10 of Schedule 'B' of properties to the following effect: “Item No.X In   Coimbatore   Registration   on   District, Coimbatore   Corporation   Limits,   Tatabad,   Dr. Alagappa  Chettiar  Road,    D.No.101,   Extent  0.33 acres   with   4500   sq.ft.   built   up   residential building.” 60.   The   above   residential   property   was   neither   included in O.S.No.37 of 1984 nor part of compromise decree dated 46 06.08.1984.  The  plaintiff's  prayer  to  declare  the  decree passed   in   O.S.37   of   1984   as   unenforceable   shall   not preclude   the   consideration   of   a   property   which   was   not part   of   the   decree.   The   appellants'   case   for   claiming share   in   the   residential   property   at   Tatabad,   Alagappa Chettiar   Road,   Coimbatore,   thus,   needs   to   be   considered in these appeals. 61. We   may   first   notice   pleadings   regarding   the   case   of the   plaintiff   and   defendant   No.1   with   regard   to   above mentioned house property as reflected in O.S. No.1101 of 1987. 62. In   paragraph   6(e)   of   the   plaint,   following   has   been pleaded by the plaintiff: "6(e) In 1978 a palatial bungalow was purchased in   Tatabad,   Coimbatore.   This   is   set   out   and described   as   Item   No.10   of   Schedule   'B'.   The acquisition   of   this   property   was   only   out   of the   joint   income   and   for   the   benefit   of   the family.” 63. Defendant   Nos.1   to   3   filed   written   statements   in O.S.   No.1101   of   1987   and   with   regard   to   above   averment made in paragraph 6(e), following has been pleaded by the defendant No.1: 47 "6. The   allegations   in   paragraph   6   of   the plaint are not wholly true. The allegation that the   property   described   as   Item   No.10   of Schedule   'B'   was   acquired   out   of   the   joint income   for   the   benefit   of   the   family   is absolutely   false.   Firstly   there   was   no   joint income. Secondly there is no family, thirdly it was   not   purchased   out   of   joint   income.   The property   was   taken   in   auction   by   the   1 st defendant.   The  amount  necessary  for  payment  of the   price   was   drawn   by   the   1 st   defendant   from Swamy   &   Swamy   Co.   The   amount   was   debited against him in the amounts of the Swamy & Co.” 64.   The   case   of   defendant   No.1   was   that   above   property was   purchased   in   auction   by   the   defendant   No.1.   The defendant No.1 had filed Ex.B­27 in support of his claim that   house   property   is   a   separate   property   of   defendant No.1.  Ex.B­27  indicates  that   defendant   No.1  was  declared as   the   purchaser   of   the   property   as   sold   by   public auction held on 28.11.1979 for Rs.1,51,000/­. Ex.B­27 was a sale certificate issued by Court of Subordinate Judge, Coimbatore   to   the   above   effect.   Although   in   paragraph   6 of   the   written   statement   the   defendant   No.1   had   pleaded that   amount   necessary   for   payment   of   price   was   drawn   by defendant   No.1   from   Swamy   and   Swamy   Co.   Defendant   No.1 appeared in Witness Box as DW­2 and stated  in his cross­ 48 examination that he has for payment of house property at Tatabad   utilised   the   funds   of   the   Swamy   and   Swamy Plantations   Co.   In   his   cross­examination,   he   admitted that   he   had   taken   Rs.1,50,000/­.   In   his   cross­ examination, following was stated by defendant No.2: “It   is   incorrect   to   say   that   for purchasing house company funds were taken. I do not   remember   and   there   are   no   records   to   show from   which   partnership   and   from   which   account it   was   drawn.   It   is   not   correct   to   say   that   I took joint family funds and purchased. I would have   taken   about   Rs.1.50   lakhs.   It   was   not returned. Records cannot be produced now.” 65.  In   subsequent   cross­examination,   he   clearly mentioned   that   the   amount   which   was   taken   for   the purchase   of   the   house   property   at   Tatabad   was   not returned to Swamy and Swamy Plantations Co. In his cross­ examination on 12.08.1997, defendant No.2 states: “On   12.8.1997   the   witness   was   sworn   and   re­ examined.  The   reason   for   not   returning   the   amount   to Swamy & Sawmy Plantation Company from which it was   borrowed   for   the   purchase   of   the   house   in Tatabad, because there was credit balance in my name in the said company.” 49 66.   Evidence   on   record,   thus,   indicates   that   Tatabad house   property   was   purchased   in   the   name   of   defendant No.1   and   the   consideration   for   purchase   was   paid   from Swamy and Swamy Plantations Co. having its Directors and shareholders only the family members of all the branches. In his cross­examination defendant No.2 has stated: “We   started   Co.   by   name   Swamy   and   Swamy Plantations in 1974 in which members of all the three   branches   of   the   family   were   the shareholders.” 67.  The   details   of   the   shareholders   of   the   Swamy   and Swamy   Plantations   (P)   Ltd.,   Coonoor,   were   mentioned   in O.S.No.37 of 1984 as Item No.10 of Schedule 'C' which is to the following effect: “Item No.10 Details   of   shares   in   M/s.   Swami   and   Swami Plantations (P) Ltd., Coonoor. S.No. Name     No. of Shares    Total Value 1.S.K. Kumaraswamy 920 Rs.92,000.00 2.S.K. Chinnasamy 440 Rs.44,000.00 3.S.R.Shanmugavelautham 410 Rs.41,000.00 4.S.R. Somasundaram 230 Rs.23,000.00 5.Smt.R. Janaiammal 810 Rs. 1,000.00 6.Smt. S. Saraswathy 750 Rs.75,000.00 7.C.Kamalam 610 Rs.61,000.00 8.Smt. C. Sathiyavathi  75 Rs. 7,500.00 50 Total    4245    Rs.4,24,500.00” 68. As per details given above the Rangasamy branch held 2190   shares   out   of   4245   shares   which   is   more   than   50% shares of the Company.  69. The main plank of submission on behalf of respondent No.1   is   that   after   the   partition   dated   07.11.1960,   the three branches had separated and joint family status came to   end.   He   submitted   that   partition   dated   07.11.1960   is the   registered   partnership   deed   which   partition   was accepted by trial court in its judgment. The partition of joint   family   of   three   branches   having   been   accepted   on 07.11.1960   there   was   no   joint   family   when   the   Tatabad house property was purchased in 1979.  70. The   submission   of   the   learned   counsel   for   the appellants   in   support   of   the   appeals   is   that   partition dated   07.11.1960   was   entered   between   three   brothers   to save   the   landed   property   from   Land   Ceiling   Act.   The partition   deed   dated   07.11.1960   was   got   registered   on 07.11.1960, it claims that parties have divided immovable properties   on   01.04.1960.   The   submission   is   that   Land 51 Ceiling   Act   was   being   implemented   immediately   after 01.04.1960   hence   the   said   claim   was   set   up   in   the partition   deed.   The   partition   deed   was   executed   to   save the   landed   property   of   the   three   branches   and   there   was no   intention   of   separating   each   branch   and   bringing   the change   in   joint   family   status.   The   submission   of   Shri Giri has been reiterated which was also raised before the High   Court   that   after   partition   dated   07.11.1960   the three   brothers   united   and   joint   family   continued   even after   07.11.1960,   which   is   evident   from   different properties   purchased   in   the   name   of   all   the   three branches,   living   together   in   ancestral   house   at Sadapalayam  and  newly  constructed  house  at  Somnur.   After the   purchase   of   land   in   1963   all   the   three   branches continued to run family businesses together.  71. Learned   counsel   for   the   appellants   further   submits that   it   is   own   case   of   defendant   No.1   that   partition agreement dated 08.03.1981 took between the parties under which   Rangasamy   branch   agreed   to   take   Vasudeva   Textile Mills,   the   branch   of   defendant   No.1,   S.K.   Kumarasamy decided to take property at Coonoor and Vedapathi village 52 and Chinnasamy branch decided to take property at Somnur. Defendant No.1 has pleaded that under the agreement dated 08.03.1981,   the   plaintiff   had   to   pay   Rs.7   lacs   to defendant No.4 and defendant No.1 had to pay Rs.4 lacs to defendant No.4 to equalise the valuation by partition as was   agreed   on   08.03.1981.   Shri   Giri   submits   that   DW.1 himself came with case that partition had taken place on 08.03.1983   and   compromise   decree   was   nothing   but implementation   of   the   said   agreement.   Shri   Giri   submits that   when   defendant   No.1   himself   states   about   the partition   in   the   year   1981,   the   partition   pre­supposes the   joint   family   and   had   the   three   branches   separated from 07.11.1960, there was no question of again effecting partition in the year 1981.  72. One   of   the   points   for   consideration   before   us   is that   as   to   whether   at   the   time   when   Tatabad   house   was acquired   by   defendant   No.1   whether   all   three   branches were part of joint family or all the three branches after partition  dated  07.11.1960   continued   to  be  separate  from each other. 53 73. The sheet anchor of the defendant No.1 is that three branches   of   family   were   not   joint   as   it   was   partitioned by partition deed dated 07.11.1960.     The partition deed dated   07.11.1960   is   a   registered   partition   deed   between three   branches.   The   partition   deed   dated   07.11.1960 referred   to   earlier   partition   deed   dated   27.09.1953   by which   the   father   of   three   brothers   partitioned   property between   son   of   his   first   wife   and   his   three   sons   from second   wife.     The   properties   which   were   allotted   to   in the   partition   deed   dated   27.09.1953   was   86.72   acres between   three   brothers.     The   Partition   Deed   dated 07.11.1960 reads:­ “A   Document   dated   28.09.1953   bearing No.3158/1953   has   been   registered   at   the Coimbatore   Registrar’s   Office   as   a Partition Deed and has been executed on the 27 th   day   of   September,   1953   wherein   the properties   belonging   to   our   brother Sennimalai   Gounder,   the   son   of   the   first wife   of   our   father   A.V.   Kandasamy   Gounder between   us   and   our   father.     We   have   been enjoying   the   properties   allotted   to   the three   of   us   vide   the   said   document   as   one family and have developed it, sold it, done agriculture in it and carried out business. We have also partitioned among us.  Since   we   decided   to   partition   amongst ourselves   we   have   divided   the   business 54 capital   belonging   to   our   joint   family   vide accounts   dated   1.4.1960.     We   have   already divided   the   jewels,   utensils   and   other articles   and   each   of   us   are   enjoying   them separately.     Though   on   01.04.1960   we   have divided   the   immovable   properties   such   as house   buildings,   factory   buildings,   farm and   lands   to   avoid   litigation   among   us   in future   we   have   registered   it   through   this document.”                     74. The case of the appellant is that the partition deed dated   07.11.1960   was   entered   between   three   brothers   to save the properties from land ceiling laws.  The relevant date   under   the   Land   Ceiling   Act   was   07.04.1960   on   which date the extent of properties in hands of a person has to be   determined   and   since   three   brothers,   who   consisted members   of   joint   family   on   the   relevant   date   had   more than   the   land   which   was   permitted   to   a   person,   a partition   was   entered   to   save   the   properties   from   land ceiling   laws.     This   argument   was   rejected   by   the   trial court   holding   that   it   has   not   been   proved   that   land ceiling laws in any manner affected the extent of land in the   hands   of   three   brothers.   We   need   to   notice   some provisions   of   Tamil   Nadu   Land   Reforms   (Fixation   of Ceiling   on   Land)   Act,   1961.     Section   3   of   the   Act   which 55 is   a   definition   clause   defines   the   word   “person”   in Section 3(34) which is to the following effect:­ “3(34).         “person”   includes   any company,   family   firm,   society   or association   of   individuals,   whether incorporated or not or any private trust or public trust.” 75.   Section   5   of   the   Act   provide   for   ceiling   area. According to sub­section (1)(a) of Section 5 the ceiling area in the case of every person and in the case of every family   consisting   of   not   more   than   five   members   was   30 standard   acres.   Figure   of   30   standard   acres   was subsequently   reduced   to   15   standard   acres   by   Tamil   Nadu Act   No.   37   of   1972.     Section   5(1)(b)   further   provided that ceiling area in the case of every family consisting of   more   than   five   members   shall   be   30   standard   acres together   with   an   additional   5   standard   acres   for   every member   of   the   family   in   excess   of   five.   In   event,   the ceiling   area   is   determined   treating   the   Hindu   Undivided Family,   joint   family   consisting   of   three   brothers,   the ceiling area shall be 30 standard acres by which 5 acres additional   for   every   member   of   the   family   in   excess   of five.  The land which was possessed by the three brothers 56 in the year 1960 was more than 86.52 acres, which extent was   received   by   the   three   brothers   in   1953   partition. Thereafter  three  brothers  have  acquired further land.  In case,   three   brothers   before   07.04.1960   partition   their joint   family,   then   each   person   will   be   entitled   to   30 acres.     Thus,   partition   of   the   properties   among   three brothers   was   clearly   beneficial   to   the   properties possessed   by   the   three   brothers.     The   view   of   the   trial court   that   it   is   not   proved   that   any   benefit   under   the Ceiling   of   Land   Act   could   have   been   obtained   by   three brothers is clearly untenable. The view expressed by the trial   court   was   not   after   examining   the   provisions   of Act,   1961.     Further   the   statement   in   the   partition   that three   brothers   have   already   divided   the   immovable properties   on   01.04.1960   clearly   was   with   intent   to   get away   from   Act,   1961   since   the   relevant   date   under   the Ceiling Act was 07.04.1960.   76.   Under   Hindu   Law,   any   member   of   the   joint   family   can separate himself from joint family.  The intention of the parties   to   terminate   the   status   of   joint   family   is   a relevant   factor   to   determine   the   status   of   Hindu 57 Undivided Family.   From the above, it is clear that real intendment   of   three   branches   to   partition   their properties was not that they did not want Hindu Undivided Family   to   continue   rather   the   said   partition   was   with object to get away from  application  of Ceiling Act, 1961. The intention of the parties when they partitioned their properties in the year 1960 is a relevant fact.          77. However, the Partition Deed dated 07.11.1960 being a registered   Partition   Deed   between   three   branches,   the same   cannot   be   ignored.     Properties   admittedly   were divided   in   three   branches   by   the   said   partition.     The question   is   as   to   whether   after   07.11.1960,   the   family continued as a Joint Family or the status of joint family came to an end on 07.11.1960.   The case of the appellant which was also pressed by the High Court was that even if partition dated 07.11.1960 is accepted; the parties lived in   a   joint   family   and   continued   their   joint   family status.     The   contention   advanced   by   the   appellant   was that   there   was   reunion   between   three   brothers   to   revert to   the   status   of   Joint   Hindu   Family,   which   is   amply proved   from   the   acts   and   conducts   of   the   parties 58 subsequent to 07.11.1960.   78.   The   concept   of   reunion   in   Hindu   Law   is   well   known. Hindu   Joint   Family   even   if   partitioned   can   revert   back and   reunite   to   continue   the   status   of   joint   family. Mulla   on   Hindu   Law,   22 nd   Edition,   while   deliberating   on reunion   has   status   following   in   paragraphs   341,   342   and 343:­ “ 341.   Who   may   reunite,­   ‘A   reunion   in estate   properly   so   called,   can   only   take place   between   persons   who   were   parties   to the   original   partition’.   It   would   appear from   this   that   a   reunion   can   take   place between   any   persons   who   were   parties   to the   original   partition.   Only   males   can reunite. 342.   Effect   of   reunion,­   The   effect   of   a reunion   is   to   remit   the   reunited   members to   their   former   status   as   members   of   a joint Hindu family. 343.   Intention   necessary   to   constitute reunion:   To   constitute   a   reunion,   there must   be   an   intention   of   the   parties   to reunite  in   estate  and  interest.   In   Bhagwan Dayal   v.   Reoti   Devi ,   the   Supr eme   Court pointed   out   that   it   is   implicit   in   the concept   of   a   reunion   that   there   shall   be an   agreement   between   the   parties   to reunite   in   estate   with   an   intention   to revert   to   their   former   status.   Such   an agreement may be express or may be implied by the conduct of the parties. The conduct must   be   of   an   incontrovertible   character 59 and   the   burden   lies   heavily   on   the   party who assets reunion.” 79.   The   Privy   Council   in   Palani   Ammal   Vs. Muthuvenkatacharla Moniagar and Ors., AIR 1925 PC 49   has held   that   if   a   joint   Hindu   family   separates,   the   family or   any   members   of   it   may   agree   to   reunite   as   a   joint Hindu   family,   but   such   a   reuniting   is   for   obvious reasons, which would apply in many cases under the law of the   Mitakshara,   of   very   rare   occurrence,   and   when   it happens it must be strictly proved as any other disputed fact   is   proved.   In   paragraph   9,   the   Privy   Council   laid down following :­ “ 9.    But  the  mere   fact   that   the   shares of   the   coparceners   have   been   ascertained does   not   by   itself   necessarily   lead   to   an inference   that   the   family   had   separated. There   may   be   reasons   other   than   a contemplated   immediate   separation   for ascertaining   what   the   shares   of   the coparceners on a separation would be. It is also now beyond doubt that a member of such a   joint   family   can   separate   himself   from the   other   members   of   the   joint   family   and is on separation entitled to have his share in   the   property   of   the   joint   family ascertained   and   partitioned   off   for   him, and that the remaining coparceners, without any   special   agreement   amongst   themselves, 60 may continue to be coparceners and to enjoy as   members   of   a   joint   family   what   remained after   such   a   partition   of   the   family property.   That   the   remaining   members continued   to   be   joint   may,   if   disputed,   be inferred from the way in which their family business   was   carried   on   after   their previous   coparcener   had   separated   from them.   It   is   also   quite   clear   that   if   a joint Hindu family separates, the family or any members of it may agree to reunite as a joint Hindu family, but such a reuniting is for   obvious   reasons,   which   would   apply   in many cases under the law of the Mitakshara, of   very   rare   occurrence,   and   when   it happens   it   must   be   strictly   proved   as   any other   disputed   fact   is   proved.   The   leading authority   for   that   last   proposition is   Balabux   Ladhuram   v.   Rukhmabai   (1903)   30 Cal. 725.”  80.   Another   judgment   which   needs   to   be   noticed   is judgment of Madras High Court in  Mukku Venkataramayya Vs. Mukku Tatayya and Ors., AIR 1943 Mad. 538 .   In the above case, there was partition in the family in the year 1903 as a result of which the father with his second wife and children separated and begin to live apart from his sons by the first wife.     The case of the respondent was that he and his brothers continued to remain joint after their father   decided   to   remain   away   from   them   in   1903.   An alternative case was also put forward that there has been 61 a   reunion   amongst   the   brothers   after   the   partition. Madras High Court in paragraph 5 stated:­ “5.     …………………….. But   if   a   general   partition between   all   the   members   takes   place,   re­ union   is   the   only   means   by   which   the   joint status   can   be   re­established.   Mere jointness   in   residence,   food   or   worship   or a   mere   trading   together   cannot   bring   about the conversion of the divided status into a joint   one   with   all   the   usual   incidents   of jointness   in   estate   and   interest   unless   an intention   to   become   re­united   in   the   sense of   the   Hindu   law   is   clearly   established. The   rule   is,   if   I   may   say   so   with   respect, correctly   stated   by   the   Patna   High   Court, in   Pan   Kuer   v.   Ram   Narain   Chowdhary, A.I.R.   1929   Pat.   353   where   the   learned Judge observes that: To   establish   it,   (reunion),   it   is necessary   to   show   not   only   that   the parties   already   divided,   lived   or traded   together,   but   that   they   did so   with   the   intention   of   thereby altering   their   status   and   of   forming a   joint   estate   with   all   its   usual incidents. 81.   The   High   Court   held   that   the   brothers,   who   had divided,   lived   and   traded   together,   the   case   of   the reunion   was   accepted.     In   paragraph   17,   following   was laid down:­ “ 17.  The question then is, whether this 62 finding   is   sufficient   to   support   a   case   of reunion.   We   are   conscious   that   the   burden of   proof   is   heavily   on   the   respondent   and also   that   proof   of   mere   jointness   in residence,   food   and   worship   dees   not necessarily make out reunion. What is to be established   is   that   not   only   did   the parties   who   had   divided   lived   and   traded together,   but   that   they   did   so   with   the intention of thereby altering their divided status   into   a   joint   status   with   all   the usual   incidents   of   jointness   in   estate   and interest.   In   our   opinion   the   way   in   which the   brothers   dealt   with   each   other   leaves no   room   for   doubt   that   it   was   their deliberate   intention   to   reunite   so   as   to reproduce   the   joint   status   which   had existed   before   the   partition   of   1903.   The immediate   object   of   the   partition   was   to enable   the   father   to   live   separately   from his   sons   by   the   first   wife,   as misunderstandings   had   arisen   between   them. As   between   the   sons   themselves   there   never was   any   reason   for   a   separation   inter   se and   there   can   be   no   doubt   that   the   moment they   separated   away   from   their   father   they desired to live and lived together in joint status.   It   is   true   that   at   that   time   the first   respondent   was   a   minor.   But   this   can make little difference if after he attained majority   he   accepted   the   position   in   which the appellant and Nagayya had already begun to   live   together.   In   our   view   it   is   not necessary that there should be a formal and express   agreement   to   reunite.   Such   an agreement   can   be   established   by   clear evidence   of   conduct   incapable   of explanation   on   any   other   footing.   Such,   in our view, is the position here established. That   being   so,   the   claim   of   the   appellant to   the   exclusive   ownership   of   the 63 properties   in   suit   must   be   negatived.   The appeal   fails   and   must   therefore   be dismissed with costs.” 82.   One   more   judgment   on   the   concept   of   reunion   which need to be referred to is the judgment of Karnataka High Court   is   M/s.   Paramanand   L.   Bajaj,   Bangalore   Vs.   The Commissioner   of   Income   Tax,   Karnataka,   II,   Bangalore, (1981) SCC Online Karnataka 131.   Justice Rama Jois after referring   to   Smritis   and   relevant   judgments   on   the subject   laid   down   that   reunion   is   the   reversal   of   the process of partition, following was held in paragraphs 8 and 12:­ “ 8.   The   basic   proposition   of   Hindu   Law on   reunion   is   laid   down   in   Brihaspati Smriti   (Gaekwad’s   Oriental   Series,   Vol. LXXXV­pp   214­215),   also   vide   Smrti­ Chandrika III Vyavaharakanda Part II (1916) published   by   Government   of   highness   the Maharaja   of   Mysore   pp   702­703;   English version   J.R.   Gharpura   (1952)   Part   III   pp 667­670). वविभत्कक य पपन : वपत तरर भ तररत तरर चचैक्त तर सवसस्थित : । वपत तव्ययेणर स्थिविर प तररीत्यर तत्ससंस तष्ट : स उच्यतये ॥ He   who   being   once   separated   dwells again   through   affection   with   his   father brought   or   paternal   uncle   is   termed reunited. 64 ससंसतष्टटौ यटौ प पन : प तररीत्यतटौ परसपरभरवगिनटौ । When   two   coparceners   have   again   become reunited   through   affection,   they   shall mutually   participate   in   each   others properties. The   view   expressed   by   Devanna   Bhatta, the   author   of   Smriti­Chandrika   on   the   text of Brihaspati is­  सहविरसये प परुषरणरमरहत्य ससंसगिर्ग भरविरत धनदररयेण ससंसगिकर्ग विरच्य इतरीदसंतरव्य विहररवनवमतभ भतरविच्छ येदकरप नकदयेन वविभक्तरनरसं प भविर्गविदयेकररशरीकरणपयर्गन्तसससंसगिटौ न प पन : सहविरसमवतमवत मन्तव्यम त । Association   not   necessarily   being   by co­residence,   the   association   is   expressed to be through wealth; so by way of removing the   distinguishing   factor   of   that,   it should   be   understood   that   the   re­ association   of   the   separated   members   shall be   to   the   extent   of   pooling   together(all) the   wealth   etc.,   as   before,   and   not   merely by a co­residence only. Mitakshra   on   Yaj.II   138­139,   which   lay down   special   rule   of   inheritance   at   a partition   among   reunited   members   explains the effect of reunion as follows: वविभक्तसं धनसं प पनवमश तररीक ततसं ससंसस तष्टसं तदसयरसतरीवत ससंस तष्टरी । Effects   which   had   been   divided   and which   are   again   mixed   together   are   termed re­united. He, to whom such appertain, is a re­united parcener. The   aforesaid   provisions   have   been   the subject   matter   of   interpretation   in   number 65 of cases. 12.   On   a   consideration   of   the   basic texts   on   the   point   and   the   views   of commentators   expressed   in   Mitakshara   and Smriti­chandrika   and   the   case   law   cited before us and having due regard to the real purpose   and   intent   of   the   Hindu   law governing   HUF,   it   appears   to   us   that provision   for   reunion   has   been   provided for,   for   enabling   erstwhile   members   of   a Hindu   undivided   family,   to   come   together and   to   form   once   again   a   joint   family governed   by   Mitakshara   law.   The   mutual love,   affection   arising   from   blood relationship   and   the   desire   to   reunite proceeding   therefrom,   constitutes   the   very foundation of reunion. This is evident from the   text   of   Brihaspati   in   which   even   the relationship   of   persons   who   could   reunite is   specified   though   some   of   the commentators have taken the view that it is only   illustrative   and   not   exhaustive   and that reunion is possible even among persons not   specified   in   the   text   of   Brihaspati. (See:   Virmitrodaya,   translated   by Gopalachandra   Sarkar   (1879)   pp   204­ 205;   Vivadachintamani   Gaekwad's   Oriental Series   Vol.   XCIX   pp   288­289).   But   even   so there   is   no   controversy   that   reunion   is possible   only   among   persons   who   were   on   an earlier   date   members   of   a   HUF.   Reunion therefore   is   a   reversal   of   the   process   of partion.   Therefore,   it   is   reasonable   to take the view that reunion is not merely an agreement   to   live   together   as   tenants   in common,   but   is   intended   to   bring   about   a fusion   in   interest   and   estate   among   the divided   members   of   an   erstwhile   HUF   so   as to   restore   to   them   the   status   of   HUF   once again   and   therefore   reunion   creates   right 66 on   all   the   reuniting   coparceners   in   the joint   family   properties   which   were   the subject   matter   of   partition   among   them   to the   extent   they   were   not   dissipated   away before   the   date   of   reunion.   That   would   be the   legal   consequence   of   a   genuine   reunion is   forcefully   brought   about   by   the   text   of Brihaspati,   which   provides   “where coparceners   have   again   reunited   through affection,   they   shall   mutually   participate in   each   others   properties”.   Mitakshara states that mixing up of divided properties is   the   effect   of   reunion.   Therefore   it follows, no coparcener, who is a party to a reunion   and   who   admits   reunion,   shall   be heard to contend that the property which he had   got   at   an   earlier   partition   and   still with him has not become the property of the reconstituted   HUF.   But   there   can   be   no doubt   that   reunion,   when   disputed   must   be proved as any disputed question of fact and the   circumstances   that   all   the   reuniting members   have   not   brought   back   their properties   to   form   the   common­stock,   may support   the   plea   taken   by   any   concerned party   that   there   was   no   reunion.   However, if   reunion   is   admitted   by   all   the   parties to   the   reunion   or   it   is   proved,   the   share of   the   properties   of   reunited   members   got at   an   earlier   partition   and   in   their possession   at   the   time   of   reunion   becomes the   properties   of   the   joint   family, notwithstanding   the   fact   that   some   of   them have   failed   to   throw   those   properties   into the   common   hotch   pot,   whether   with   or without   the   knowledge   or   consent   of   each other.   It   is   a   different   aspect   if   reunion itself   is   not   admitted   by   the   persons   who are   parties   to   a   reunion   and   it   is   not proved   by   the   party   pleading   reunion,   in which   event   there   would   be   no   reunion   at 67 all.”   83. We may now notice the judgment of this Court dealing with   reunion   in   a   Hindu   Undivided   Family.     In   Bhagwan Dayal   Vs.   Reoti   Devi ,   AIR   1962   SC   287,   this   Court examined   the   principles   of   Hindu   Law   and     principles   of Hindu   Joint   Family.     In   paragraph   16,   it   was   held   that the   general   principle   is   that   every   Hindu   family   is presumed   to   be   joint   unless   the   contrary   is   proved;   but this presumption can be rebutted by direct evidence or by course   of   conduct.   In   the   above   case,   one   of   the questions   was   as   to   whether   there   was   reunion   between members of the Joint Family after partition.   This Court quoted   with   approval   the   judgments   of   Privy   Council   in Palani Ammal (supra)  and laid down following in paragraph 22:­ “22.   For   the   correct   approach   to   this question,   it   would   be   convenient   to   quote at   the   outset   the   observations   of   the Judicial   Committee   in   Palani Ammal   v.   Muthuvenkatacharla   Moniagar [(1924) LR 52 IA 83, 86] : “It is also quite clear that if a joint   Hindu   family   separates,   the family   or   any   members   of   it   may 68 agree   to   reunite   as   a   joint   Hindu family,   but   such   a   reuniting   is   for obvious   reasons,   which   would   apply in   many   cases   under   the   law   of   the Mitakshara,   of   very   rare   occurrence, and   when   it   happens   it   must   be strictly   proved   as   any   other disputed   fact   is   proved.   The   leading authority   for   that   last   proposition is   Baldbux Ladhuram   v.   Rukhmabai   [(1903)   LR   30 IA 190] .” It   is   also   well   settled   that   to constitute   a   reunion   there   must   be   an intention   of   the   parties   to   reunite   in estate   and   interest.   It   is   implicit   in   the concept of a reunion that there shall be an agreement between the parties to reunite in estate with an intention to revert to their former   status   of   members   of   a   joint   Hindu family.   Such   an   agreement   need   not   be express,   but   may   be   implied   from   the conduct   of   the   parties   alleged   to   have reunited.   But   the   conduct   must   be   of   such an   incontrovertible   character   that   an agreement   of   reunion   must   be   necessarily implied   therefrom.   As   the   burden   is   heavy on   a   party   asserting   reunion,   ambiguous pieces of conduct equally consistent with a reunion   or   ordinary   joint   enjoyment   cannot sustain   a   plea   of   reunion.   The   legal position   has   been   neatly   summarized in   Mayne's Hindu law , 11th Edn., thus at p. 569: “As   the   presumption   is   in   favour of   union   until   a   partition   is   made out,   so   after   a   partition   the presumption   would   be   against   a reunion.   To   establish   it,   it   is 69 necessary to  show,  not only that  the parties   already   divided,   lived   or traded   together,   but   that   they   did so   with   the   intention   of   thereby altering   their   status   and   of   forming a   joint   estate   with   all   its   usual incidents.   It   requires   very   cogent evidence   to   satisfy   the   burden   of establishing   that   by   agreement between   them,   the   divided   members   of a   joint   Hindu   family   have   succeeded in   so   altering   their   status   as   to bring   themselves   within   all   the rights   and   obligations   that   follow from   the   fresh   formation   of   a   joint undivided Hindu family.” As   we   give   our   full   assent   to   these observations, we need not pursue the matter with   further   citations   except   to   consider two   decisions   strongly   relied   upon   by   the learned   Attorney­ General.   Venkataramayya   v.   Tatayya   [AIR 1943   Mad   538]   is   a   decision   of   a   Division Bench   of   the   Madras   High   Court.   It   was pointed   out   there   that   “mere   jointness   in residence,   food   or   worship   or   a   mere trading   together   cannot   bring   about   the conversion   of   the   divided   status   into   a joint   one   with   all   the   usual   incidents   of jointness   in   estate   and   interest   unless   an intention   to   become   reunited   in   the   sense of   the   Hindu   law   is   clearly   established”. The   said   proposition   is   unexceptionable, and   indeed   that   is   the   well   settled   law. But   on   the   facts   of   that   case,   the   learned Judges   came   to   the   conclusion   that   there was   a   reunion.   The   partition   there   was effected   between   a   father   and   his   sons   by the   first   wife.   One   of   the   sons   was   a minor. The question was whether there was a 70 reunion between the brothers soon after the alleged   partition.   The   learned   Judges   held that   as   between   the   sons   there   was   never any   reason   for   separation   inter   se,   and that   the   evidence   disclosed   that   on   their conduct   no   explanation   other   than   reunion was   possible.   They   also   pointed   out   that though   at   the   time   of   partition   one   of   the brothers   was   a   minor,   after   he   attained majority,   he   accepted   the   position   of reunion.   The   observations   relied   upon   by the learned Attorney­General read thus: “In   our   view,   it   is   not   necessary that   there   should   be   a   formal   and express   agreement   to   reunite.   Such an   agreement   can   be   established   by clear   evidence   of   conduct   incapable of   explanation   on   any   other footing.” This   principle   also   is   unexceptionable. But   the   facts   of   that   case   are   entirely different   from   those   in   the   present   case, and   the   conclusion   arrived   at   by   the learned   Judges   cannot   help   us   in   arriving at a finding in the instant case.” 84.  The   above   observations   indicates   that   this   Court also   approved   the   Madras   High   Court   judgment   in   Mukku Venkataramayya(supra).     Again   this   Court   in   Anil   Kumar Mitra and Ors. Vs. Ganendra Nath Mitra and Ors., (1997) 9 SCC 725  held that the acts of the parties may lead to the inference that parties reunited after previous partition. 71 In paragraph 4, following observations have been made:­ “4.   …………………………It   is   true   that   by   the acts   of   the   parties   that   even   after   the previous   partition,   they   continued   to   be members   of   the   joint   family.   But   it   should be   by   conduct   and   treatment   meted   out   to the properties by the members of the family in this regard……………………………”    85.   Now,   we   look   into   other   materials   on   record.     The ancestral   house   of   the   parties   was   at   Helmet , Sedapalayam,   Village   Karumathampaty   where   three   brothers alongwith their father   A.V. Kandaswamy   used to live. DW2 in   her   statement   has   also   stated   that   after   she   was married   with   Rangasamy,   she   lived   at   ancestral   house   at Sedapalayam.  Further the three brothers in the year 1963 purchased   the   house   site   at   Hemlet   Somanur   and constructed   a   new   house   where   three   brothers   with   their families   shifted   and   lived   at   Somanur   which   become   the new   home   of   the   Joint   Family   consisting   of   three brothers.  The new house was constructed after purchasing the   land   in   the   year   1963   and   the   families   of   the   three brothers   started   living   at   about   in   1964,   which   clearly indicate   that   intention   of   all   the   brothers   was   to   live jointly   and   continue   as   Joint   Hindu   Family.     After 72 partition dated 07.11.1960, three branches have purchased several   immovable   properties   together,   details   of   which are as follows:­ i) Sale deed dated 09.06.1962 filed as exhibit A­42 in favour of (a) K.Rangasamy, (b) S.K.Kumarasamy and (c) S.K.Chinmasamy of the land to the extent of 5.6 acres in Karumathampaty village. ii) Sale   deed   dated   16.10.1963   which   has   been   filed as   exhibit   A­43.   By   sale   deed,   property   was purchased   for   construction   of   house   only   which fact   was   stated   in   the   sale   deed   itself.   The sale deed was in the name of three brothers  (a) K.Rangasamy,   (b)   S.K.Kumarasamy   and   (c) S.K.Chinmasamy. iii) On   14.09.1972,   by   three   sale   deeds   which   were filed   as   exhibit   A­41,   B­10   and   B­11,   huge property   situated   at   Coonoor   namely   High   Field estate   was   purchased   in   the   name   of S.K.Kumarasamy,   S.R.Somasundaram(minor   in   the guardianship   of   his   mother   Mrs.   Janakiammal), S.R.Shammugha   velcyutham   in   which   estate   the 73 family carried business. 86.   The   three   branches   continued   joint   business   by establishing   firms   and   companies   which   was   carried   by joint   family   in   the   partnership   or   by   private   company. It   was   only   the   members   of   the   family,   who   were shareholders   and   directors.     The   purchase   of   various immovable   properties   in   the   names   of   the   three   branches clearly   indicate   the   intention   that   all   the   three branches are joint and they are purchasing the properties in   the   name   of   all   the   three   branches.     After   the   death of   Rangasamy   in   the   year   1967,   it   was   S.K.   Kumarasamy, defendant   No.1,   who   took   the   reins   of   the   family   being the   eldest.     The   plaintiff   and   defendant   No.10,   sons   of Ranagasamy were very young at the time when their father died   and   thereafter   they   were   under   the   guidance   and control of defendant No.1 and the materials on the record indicate   that   it   was   the   defendant   No.1   under   whose guidance,   all   businesses   were   carried   out.       Even   the Suit   No.37   of   1984   which   was   filed   for   partition   of properties   was   at   the   instance   of   defendant   No.1,   which pleadings   have   been   made   by   the   plaintiff   of   that   suit 74 when he filed written statement in Suit No. 1101 of 1987. The plaintiff of Suit No.37 of 1984 Senthil Kumaravel in his   written   statement   in   Suit   No.   1101   of   1987   has clearly   stated   that   he   filed   the   Suit   No.37   of   1984   at the instance of defendant No.1, which fact has also been noted in paragraph 9 of the trial court’s judgment. 87. It is relevant to note that in suit No.1101 of 1987, it   was   only   D­1,   who   filed   the   written   statement   and appeared   in   the   witness   box.   D­4,   S.K.   Chinnasamy, neither   filed   written   statement   nor   came   to   the   witness box.   It   was   D­1   who   was   pleading   that   joint   family   came to   the   an   end   after   partition   dated   07.11.1960.   D­1   in his   written   statement   and   in   his   oral   statement   before the   court   has   come   up   with   the   case   that   there   was partition   of   the   properties   on   08.03.1981   and   an agreement   was   entered   between   the   three   branches   and compromise   decree   dated   06.08.1984   was   passed   to implement   the   agreement   which   was   entered   in   the   year 1981.   In   the   written   statement   filed   by   D­1   to   D­3,   in paragraphs 16 and 17, following was pleaded by D­1:­ 75 "16....The   arrangement   to   put   an   end   to   the   co­ ownership   had   been   arrived   at   even   in   1981   and separate   ownership   had   been   agreed   upon.   Hence there could be no representation or assurance as alleged in the plaint. 17....As   the   mode   of   division   and   allotment   of the   various   items   had   been   agreed   upon previously   and   the   amounts   were   paid   to   the   4 th defendant   the   compromise   was   arrived   at,   an early date in a smooth manner and the decree was passed   in   terms   thereof.   The   decree   has   also been   registered.   At   the   terms   of   the   agreement were   being   incorporated   in   the   compromise   the parties   were   advised   that   it   was   not   necessary to   refer   to   the   agreement   dated   08.03.1981   in the compromise.” 88. The case of partition of all properties by agreement dated   08.03.1981   standing   in   name   of   different   branches including   the   branch   of   Rangasamy   was   the   case   of defendant   No.1   who   was   the   eldest   member   of   the   family and   has   been   denying   the   jointness   of   the   family   after 07.11.1960.   D­1   S.K.   Chinnasamy   appeared   in   witness   box as DW­2. In his cross examination dated 10.04.1997, DW­2 stated: ­ "In   March,   1981,   we   divided   the   common properties. On 08.03.1981 we reduced the same in to   a   written   agreement,   written   on   stamp   paper, and   we   signed   the   same.   Myself,   4 th ,   7 th   and   10 th 76 defendants and the plaintiff signed in it. Three copies   were   taken.   The   same   has   not   been   filed. All of us had signed in all the three copies. We took   possession   of   our   respective   shares   in   the properties.   After   08.03.1981   the   common properties   were   not   in   joint   possession   and common enjoyment of all...” 89.   Further   in   his   cross­examination   on   11.08.1997,   D­2 further stated: ­ “...I had stated that division of all properties was   done   in   1981.   The   arrangement   that   was decided   in   1981   was   implemented   in   1984   under the   decree.   Nothing   new   was   done.   As   per   the arrangement decided in March, 1981, Vasudev Mill having   16   acres   of   land   and   buildings   and   the machineries   belonging   to   the   mill   were   allotted to the branch of my elder brother...” The   trial   court   in   its   judgment   dated   30.09.1997   in paragraph 28 held:­ "28....the   agreement   that   had   been   executed   on 08.03.1981   is   genuine   and   it   is   clear   that   it has   come   into   force   and   that   the   shares   which were   more   or   less   raised   afresh   were   given   to the   plaintiff   branch   and   that   after   the   year 1981,   the   family   of   the   1 st   defendant,   had relieved   themselves   from   Swamy   &   Co.,   Rangasamy Brothers.   Swamy   Textiles,   Rengavilas   Warfing   & Sizing   Factory   and   that   it   had   been   proved through   the   oral   evidence   and   the   documentary proof   and   that   through   the   Ex.A12   document,   the plaintiff   and   the   10 th   defendant   were   in   the management   of   the   mill   and   the   same   had   been 77 clearly   proved   and   that   after   08.03.81,   the   1 st defendant   had   obtained   the   right   in   the   estate and that it is clearly proved through Ex.B67 and that   it   is   the   stock   register   maintained   in   the Sciefield   Tea   Factory   and   that   it   would   reveal that   till   March,   1981   and   10 th   defendant   had signed   in   the   register   and   that   thereafter   the 1 st   defendant   had   signed   in   the   same   is   clearly revealed, in the Ex.B68, 69 gate pass also it is found as above and that from this, it is clearly revealed   that   after   the   1981,   the   above   said agreement   was   brought   into   force   and   that   it   is proved clearly and that it had been indicated on the   side   of   the   plaintiff   that   it   is   incorrect to   state   that   the   property   at   Coonoor, Veerakeralam   is   in   the   custody   of   the   1 st defendant   and   the   properties   at   Somanur   are lying   with   the   4 th   defendant   and   that   the plaintiff   had   accepted   in   the   evidence   that   he had   not   managed   the   property   at   Coonoor,   and that   from   this   it   is   clearly   revealed   that   the above said agreement was brought into force.” 90. Further in paragraph 159, the trial court again held that   agreement   of   the   year   1981   is   genuine   and   it   was brought   into   force   and   the   argument   of   DW­1   is   found   to be acceptable. 91. The   agreement   dated   08.03.1981   was   denied   by   the plaintiff.   The   plaintiff's   case   was   that   at   no   point   of time, there was any agreement entered between parties in the   year   1981   to   divide   the   properties   standing   in   the 78 names   of   three   branches.   The   agreement   dated   08.03.1981 was   not   filed   by   D­1   in   the   evidence.   The   agreement   was not filed nor exhibited by the defendant, D­1.  92. In   the   written   statement   which   was   filed   by   D­1   in O.S. No.37 of 1984, no plea was taken regarding agreement dated   08.03.1981.   It   was   for   the   first   time   in   the written   statement   filed   by   D­1   in   suit   No.1101   of   1987 that   mention   of   agreement   dated   08.03.1981   was   made. Neither   any   agreement   dated   08.03.1981   was   filed   or proved nor there is any other evidence on record to prove the division of properties between three branches in the year 1981.  93. It   is   the   case   of   the   defendant   No.1   that   the compromise   decree   dated   06.08.1984   is   nothing   but implementation   of   agreement   dated   08.03.1981.   It   is, thus,   clear   that   the   case   of   D­1   is   that   there   was partition   of   all   properties   standing   in   the   names   of three   branches   and   allocated   to   different   branches   on 08.03.1981,   which   has   been   subsequently   implemented   by 79 consent   decree   dated   06.08.1984.   As   per   the   case   of defendant,   the   Vasudeva   Textiles   Mills   was   given   to   the branch of Rangasamy, property at Coonoor was taken by D1 and properties at Somnur by D­4. 94. When   the   D­1   comes   with   the   case   that   there   was partition   on   08.03.1981   of   all   immovable   properties standing   in   the   names   of   three   branches,   which   was implemented on 06.08.1984, the conclusion is irresistible that family was joint and had the three branches were not part   of   joint   Hindu   family,   there   was   no   occasion   for attempting any partition on 08.03.1981 as claimed by D­1. The fact that defendant No.1 is coming with the case that there   was   partition   on   18.03.1981   itself   proves   that three   branches   were   joint   till   then   as   per   case   of   D­1 himself.  95. It   is   to   be   noted   that   plaintiff   never   admitted   the agreement   dated   08.03.1981   or   alleged   partition   of 08.03.1981,   it   is,   thus,   clear   that   parties   remained joint   and   properties   standing   in   the   names   of   three branches   remained   joint   till   the     consent   decree   was 80 passed on 06.08.1984.  96. Thus,   in   the   year   1979   when   residential   property   of Tatabad   was   obtained   in   the   name   of   defendant   No.1,   all three   branches   were   part   of   the   joint   Hindu   family   and the house property purchased in the name of one member of joint Hindu family was for the benefit of all.  97. Both the Courts below although accepted the partition dated   18.03.1981   as   pleaded   by   D­1   but   erred   in   not considering   the   consequence   of   such   pleading.   When partition   of   all   immovable   and   movable   properties   is claimed   on   08.03.1981,   the   conclusion   is   irresistible that   the   family   was   joined   till   then.   The   theory   set   up by   D­1   that   all   the   three   branches   were   separate   after 07.11.1960   is   denied/belied   by   claim   of   partition   on 08.03.1981. 98.  Both   the   trial   court   and   High   Court   have   given   much emphasis   on   the   fact   that   three   branches   were   filing separate  Income­Tax  Returns  and  Wealth   Tax  Returns   after 1967. An individual member of joint Hindu Family can very well file his separate Returns both under the Income Tax 81 Act as well as Wealth Tax Act and filing of such Returns was   not   conclusive   of   status   of   the   family.   The plaintiff's  case   throughout  was  that  family  continued  to be joint after 07.11.1960 and D­1 who alone had filed the written statement and appeared in the witness box having come   with   the   case   of   partition   on   08.03.1981   which   he claims   to   be   implemented   on   06.08.1984   by   Compromise Decree, it is proved that family was joint at least till then,   i.e.,   08.03.1981   or   06.08.1984.   Thus,   in   the   year 1979, when the Tatabad residential property was acquired, the three branches were joint.  99. The Tatabad residential property was for the benefit of   all   the   three   branches   which   is   further   proved   from the   fact   that   the   consideration   for   the   said   amount   was not   paid   by   DW­1   from   his   separate   account   or   in   cash. The   amount   was   drawn   from   the   private   limited   company Swamy   and   Swamy   Plantation   Private   Limited   in   which   all the   three   branches   were   shareholders   and   Directors.   The Swamy and Swamy Plantation Company had not purchased the residential   property   at   Tatabad   for   the   company.   The Swamy   and   Swamy   plantation   private   company   is   not   the 82 owner   of   the   residential   property   and   the   residential property   at   Tatabad   is   a   joint   family   property   for   the benefit of all the three branches. 100. We thus conclude that all three branches have equal share   in   the   Tatabad   residential   property,   i.e.,   Item No.X   of Schedule 'B' of plaint in Original Suit No.1101 of   1987.   This   residential   property   being   not   a   part   of O.S.No.37   of   1984,   there   is   no   bar   in   seeking   partition of   the   said   property   by   the   plaintiff.   Accordingly   we declare that plaintiff/defendant No.7, defendant No.1 and defendant No.4 are entitled to 1/3 rd   share jointly in the aforesaid Item No.X of Schedule 'B' of the suit property ( 1/3 rd  share each to K. Rangasamy branch, S.K. Kumarasamy branch   and   S.K.   Chinnasamy   branch).   Accordingly,   a preliminary   decree   for   partition   shall   be   drawn   for   the aforesaid property. 101.     Civil   Appeal   No.1537   of   2016   and   Civil   Appeal No.1538   of   2016   are   partly   allowed.   Consequently,   the Original   Suit   No.1101   of   1987   stands   decreed   to   the extent indicated above, by granting a decree of partition of   Item   No.X   of   Schedule   'B',   i.e.,   “In   Coimbatore 83 Registration   on   District,   Coimbatore   Corporation   Limits, Tatabad,   Dr.   Alagappa   Chettiar   Road,   D.No.101,   Extent 0.33   acres   with   4500   sq.ft.   built­up   residential building.” 102.   Parties   are   at   liberty   to   make   an   application before   the   trial   court   for   passing   an   appropriate   final decree   and   such   application   is   to   be   disposed   of   by   the trial court in accordance with law. 103. Parties shall bear their own costs. ..........................J.   ( ASHOK BHUSHAN ) ..........................J. ( R. SUBHASH REDDY ) NEW DELHI, JUNE 30, 2021.