/2022 INSC 0287/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 2582 OF 2010 K.C. LAXMANA … APPELLANT(S)  VERSUS K.C. CHANDRAPPA GOWDA & ANR. … RESPONDENT(S) J U D G M E N T S. ABDUL NAZEER, J. 1.   This appeal by special leave is directed against the judgment and   decree   in   Regular   Second   Appeal   No.372   of   2003   dated 03.10.2008, whereby the High Court of Karnataka at Bangalore has dismissed the appeal. 1 2. K.C.   Chandrappa   Gowda   filed   a   suit   against   his   father­K.S. Chinne   Gowda   and   one   K.C.   Laxmana   for   partition   and   separate possession of his one­third share in the suit­schedule property and for   a   declaration   that   the   gift/settlement   deed   dated   22.03.1980 (Ex.   P­1)   executed   by   the   first   defendant­K.S.   Chinne   Gowda   in favour   of   the   second   defendant­K.C.   Laxmana   as   null   and   void. According to the plaintiff, the schedule property belongs to the joint family   consisting   of   himself,   the   first   defendant   and   one   K.C. Subraya Gowda.   It was further contended that the first defendant had   no   right   to   transfer   the   schedule   property   in   favour   of   the second   defendant   as   he   is   not   a   coparcener   or   a   member   of   their family.   Consequently,   it   was   contended   that   the   alienation   made without the plaintiff’s consent is null and void and thus not binding on him. 3. The   first   defendant   opposed   the   suit   by   filing   his   written statement.     It   was   admitted   that   the   suit   schedule   property   is   a joint   family   property.   It   was   contended   that   the   second   defendant was brought up by the first defendant and out of love and affection he   settled   the   suit   property   under   Ex.P­1   in   favour   of   the   second 2 defendant.   It   was   further   contended   that   the   joint   family   property was already partitioned between himself, the plaintiff and the other son­Subbraya   Gowda   on   23.03.1990.     The   plaintiff,   having   taken his share without any demur is not entitled to maintain the suit. It was   also   contended   that   the   suit   was   barred   by   limitation.   The second   defendant   had   adopted   the   written   statement   filed   by   the first defendant.    4. The   parties   led   evidence   in   support   of   their   respective contentions   and   have   produced   the   documents   thereof.     The   Trial Court,   on   appreciation   of   the   materials   on   record,   dismissed   the suit.     Feeling   aggrieved,   the   plaintiff   filed   a   first   appeal.     The Appellate   Court,   after   reconsideration   of   the   entire   materials   on record and re­assessment of evidence, set aside the judgment of the Trial Court.  It was held that the Settlement Deed at Exhibit P­1 is a void   document.     The   plaintiff   was   granted   one­third   share   in   the suit property.  This judgment of the Appellate Court was challenged by   K.C.   Laxmana,   the   second   defendant   in   the   High   Court.   The High Court, after hearing the learned counsel for the parties and on 3 consideration   of   the   materials   on   record,   dismissed   the   appeal   by the impugned order. 5. Mr.  Anand   Sanjay   M.   Nuli,   learned   counsel   appearing   for  the appellant/second   defendant,   first   contended   that   the   High   Court was   not   justified   in   holding   that   the   suit   was   not   barred   by limitation.   According to him, Article 58 of the Limitation Act, 1963 is   applicable   to   the   facts   of   the   present   case.   Secondly,   it   was argued   that   the   transfer   of   property   by   way   of   settlement   was   for pious purpose which is permissible in law.  Therefore, he submitted that the High Court was not justified in upholding the judgment of the Appellate Court.  6. On the other hand, Mr. Arvind Varma, learned senior counsel appearing   for   the   respondent/plaintiff,   while   supporting   the judgment   of   the   High   Court,   has   submitted   that   the   alienation   by way   of   gift   of   joint   family   property   made   by   the   first   defendant   in favour   of   the   second   defendant   was   void.     The   period   of   limitation for challenging such an alienation is twelve years from the date the alienee   takes   possession   of   the   property   under   Article   109   of   the 4 Second Schedule to the Limitation Act. Therefore, he submitted that the suit was not barred by time. 7. Having   regard   to   the   contentions   urged,   the   first   question   for consideration is whether the suit filed by the plaintiff was barred by limitation.  There is no dispute that the parties to the suit are Hindus and are   governed   by   Mitkashara   Law.     The   plaintiff   has   challenged   the alienation   made   by   his   father­the   first   defendant,   under   Ex.P­1 which is a joint family property, in favour of the second defendant. 8. Article   58   of   the   Second   Schedule   to   the   Limitation   Act provides for the period of limitation to file a suit to obtain any other declaration.     The   period   of   limitation   under   this   article   is   three years   from   the   date   when   the   right   to   sue   first   accrues.     It   is   a residuary article governing all those suits for declaration which are not specifically governed by any other articles in the Limitation Act. Article 109 is the special Article to apply where the alienation of the father   is   challenged   by   the   son   and   the   property   is   ancestral   and the   parties   are   governed   by   Mitakshara   law.   Generally,   where   a statute contains both general provision as well as specific provision, 5 the   later   must   prevail.   Therefore,   Article   58   has   no   application   to the instant case.  Article 109 is as under: Description of suit Period of limitation Time   from   which period begins to run 109.By   a   Hindu governed   by Mitakshara   law   to set   aside   his father’s   alienation of   ancestral property. Twelve years When   the   alienee takes   possession   of the property.           9. The   word   ‘alienation’   in   this   article   includes   ‘gift’.   In   order   to attract   Article   109,   the   following   conditions   have   to   be   fulfilled, namely, (1) the parties must be Hindus governed by Mitakshara; (2) the   suit   is   for   setting   aside   the   alienation   by   the   father   at   the instance   of   the   son;   (3)   the   property   relates   to   ancestral   property; and   (4)   the   alienee   has   taken   over   possession   of   the   property alienated   by   the   father.     This   article   provides   that   the   period   of limitation is twelve years from the date the alienee takes possession of the property.   10. In   the   instant   case,   Ex.P­1   was   executed   by   the   father   of   the plaintiff   in   favour   of   the   second   defendant   on   02.03.1980   and   the second   defendant   has   taken   possession   of   the   property   on 6 22.03.1980   when   Ex.P­1   was   registered.   Counting   the   period   of twelve years  from   22.03.1980, the  limitation  for  filing  of  the  suit in the   present   case   would   have   expired   on   21.03.1992.     The   suit   was filed on 11.10.1991.  Therefore, the suit was not barred by time.    11. The second question for consideration is whether the transfer of   property   made   by   the   first   defendant   in   favour   of   the   second defendant under Ex.P­1 was for a pious purpose.  As   noticed   above,   the   second   defendant   has   adopted   the written   statement   filed   by   the   first   defendant   before   the   trial   court wherein   it   was   admitted   that   the   schedule   property   was   a   joint family   property  belonging  to  the  HUF  consisting  of  the plaintiff,  his father   the   second   defendant   and   his   brother   one   K.C.   Subbaraya Gowda, all three of whom were coparceners in the HUF. The second defendant is not a coparcener or a member of this family. It was also admitted   that   the   schedule   property   was   gifted   to   him   by   the settlement/gift   deed   dated   22.03.1980   (Ex.P­1)   by   the   first defendant   who   was   the   Karta   of   the   HUF.     The   plaintiff   was   not   a signatory   to   the   said   document.     In   fact,   the   plaintiff   has categorically   averred   in   the   plaint   that   he   did   not   consent   to   the 7 gifting   of   the   schedule   property   in   favour   of   the   second   defendant vide the said deed.   12. It   is   trite   law   that   Karta/Manager   of   a   joint   family   property may alienate joint family property only in three situations, namely, (i)   legal   necessity   (ii)   for   the   benefit   of   the   estate   and   (iii)   with   the consent of all the coparceners of the family. In the instant case, the alienation of the joint family property under Ex.P­1 was not with the consent   of   all   the   coparceners.     It   is   settled   law   that   where   an alienation is not made with the consent of all the coparceners, it is voidable at the instance of the coparceners whose consent has not been   obtained   (See   :   Thimmaiah   and   Ors.   Vs.   Ningamma   and Anr. 1 ).   Therefore,   the   alienation   of   the   joint   family   property   in favour  of the second defendant was voidable at the instance of the plaintiff   whose   consent   had   not   been   obtained   as   a   coparcener before the said alienation.  13. In   the   instant   case,   it   is   admitted   by   the   second   defendant that the settlement deed dated 22.03.1980 (Ex.P­1) is, in fact, a gift deed   which   was   executed   by   the   first   defendant   in   favour   of   the 1 (2000) 7 SCC409 8 second defendant  ‘out of love and affection’ and  by  virtue of which the   second   defendant   was   given   a   portion   of   the   joint   family property.     It   is   well­settled   that   a   Hindu   father   or   any   other managing   member   of   a  HUF   has   power   to   make  a  gift  of   ancestral property   only   for   a   ‘pious   purpose’   and   what   is   understood   by   the term   ‘pious   purpose’   is   a   gift   for   charitable   and/or   religious purpose. Therefore, a deed of gift in regard to the ancestral property executed ‘out of love and affection’ does not come within the scope of the term ‘pious purpose’.  It is irrelevant if such gift or settlement was made by a donor, i.e. the first defendant, in favour  of a donee who   was   raised   by   the   donor   without   any   relationship,   i.e.   the second  defendant.    The gift  deed  in the  instant  case  is  not  for  any charitable or religious purpose. 14. This   principle   of   law   has   been   laid   down   by   this   Court   in Guramma   Bhratar   Chanbasappa   Deshmukh   and   Ors.   vs. Mallappa Chanbasappa and Anr. 2 , wherein it was held as follows: “It   may,   therefore,   be   conceded   that   the   expression   “pious purposes” is wide enough, under certain circumstances, to take in charitable   purposes   though   the   scope   of   the   latter   purposes   has 2 AIR 1964 SC 510 9 nowhere been precisely drawn. But what we are concerned with in this case is the power of a manager to make a gift to an outsider of a joint family property. The scope of the limitations on that power has   been   fairly   well   settled   by   the   decisions   interpreting   the relevant texts of Hindu law. The decisions of Hindu law sanctioned gifts   to  strangers   by   a   manager   of   a   joint   Hindu   family   of   a   small extent of property for pious purposes. But no authority went so far, and   none   has   been   placed   before   us,   to   sustain   such   a   gift   to   a stranger   however   much   the   donor   was   beholden   to   him   on   the ground   that   it   was   made   out   of   charity.   It   must   be   remembered that   the   manager   has   no   absolute   power   of   disposal   over   joint Hindu   family   property.   The   Hindu   law   permits   him   to   do   so   only within   strict   limits.   We   cannot   extend   the   scope   of   the   power   on the   basis   of   the   wide   interpretation   give   to   the   words   “pious purposes”   in   Hindu   law   in   a   different   context.   In   the circumstances,   we   hold   that   a   gift   to   a   stranger   of   a   joint   family property by the manager of the family is void.” 15. In   Ammathayi   @  Perumalakkal   and   Anr.   Vs.   Kumaresan   @ Balakrishnan   and   Ors. 3 ,   this   Court   has   reiterated   the   above position as under: “10.   As   to   the   contention   that   Rangaswami   Chettiar   was   merely carrying his father’s wishes when he made this gift in favour of his wife   and   that   act   of   his   was   a   matter   of   pious   obligation   laid   on him   by   his   father,   we   are   of   opinion   that   no   gift   of   ancestral immovable   property   can   be   made   on   such   a   ground.   Even   the father­in­law,   if   he   had   desired   to   make   a   gift   at   the   time   of   the marriage of  his daughter­in­law, would  not  be competent  to do  so insofar   as   immovable   ancestral   property   is   concerned.   No   case   in support   of   the   proposition   that   a   father­in­law   can   make   a   gift   of ancestral   immovable   property   in   favour   of   his   daughter­in­law   at the time of her marriage has been cited. There is in our opinion no authority   to   support   such   a   proposition   in   Hindu   law.   As   already observed,   a   Hindu   father   or   any   other   managing   member   has power   to   make   a   gift   within   reasonable   limits   of   ancestral immovable property for  pious purposes, and we cannot see how a 3 AIR 1967 SC 569 10 gift   by   the   father­in­law   to   the   daughter­in­law   at   the   time   of marriage   can   by   any   stretch   of   reasoning   be   called   a   pious purpose, whatever may be the position of a gift by the father or his representation to a daughter at the time of her marriage. One can understand   such   a   gift   being   made   to   a   daughter   when   she   is leaving the family of her father. As it is the duty of the father or his representative  to marry  the daughter, such  a gift  may  be  and  has been   held   by   this   Court   to  be  for  a   pious  purpose.  But   we  see  no pious   purpose   for   such   a   gift   by   a   father­in­law   in   favour   of   his daughter­in­law   at   the   time   of   marriage.   As   a   matter   of   fact   the daughter­in­law   becomes  a  member   of   the   family   of   her   father­in­ law after marriage and she would be entitled after marriage in her own   right   to   the   ancestral   immovable   property   in   certain circumstances,   and   clearly   therefore   her   case   stands   on   a   very different footing from the case of a daughter who is being married and to whom a reasonable gift of ancestral immovable property can be made as held by this Court.” 16. In   view   of   the   above,   we   are   of   the   view   that   the   settlement deed/gift   deed   dated   22.03.1980   (Ex.P­1)   executed   by   the   first defendant in favour of the second defendant was rightly declared as null and void by the first Appellate Court and the High Court.    17. Resultantly,   the   appeal   fails   and   it   is   accordingly   dismissed. There shall be no order as to costs. …….……………………………J.     (S. ABDUL NAZEER) …….……………………………J.     (KRISHNA MURARI) New Delhi; April 19, 2022. 11