/2023 INSC 0774/ 1 IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.254 OF 2010 M. SIVADASAN (DEAD) THROUGH LRs. & ORS   …APPELLANTS Versus A. SOUDAMINI (DEAD) THROUGH LRs. & ORS.  …RESPONDENTS J U D G M E N T 1. The   appellants   had   filed   a   suit   for   partition   and   mesne profit   way   back   in   the   year   1988,   before   the   Court   of Principal   Munsif,   Kozhikode­I,   Kerala,   claiming   ancestral rights over the property comprising of Items 1 & 2 in Plaint Schedule   A;   property   admeasuring   33  ½   cents   and   42 cents   respectively.     The   Trial   Court   dismissed   the   suit   of the   plaintiffs/appellants   vide   its   Order   and   Judgment dated   03.02.1993   on   the   ground   that   the   land   along   with the   house   sought   to   be   partitioned   is   an   agricultural   land on which the plaintiffs/appellants, cannot claim any right. This   finding   of   the   Trial   Court   was   upheld   by   the   First Appellate Court, and finally by the High Court of Kerela by2023INSC774 2 the   impugned   Judgment   dated   29.01.2009   in   second appeal.   In short, the present appellants have lost from all the Courts below.   2. The   contesting   parties   before   this   Court   belong   to “ Thiyyas”   community   of   Kozhikode,   Kerala   who   were governed  by  Hindu  Mitakshara  law.  The  admitted  position is that amongst “ Thiyyas ” of Kozhikode, ancestral property devolves only on the male children; daughters, have a right of   maintenance   till   the   time   of   their   marriage.   We   are speaking   here   of   the   rights,   including   possession   as   it existed   prior   to   the   Hindu   Succession   Act,   1956.   The plaintiff/appellant   had   filed   a   civil  suit  before   the   court   of Munsif for partition of the property which has a total area of 75 ½  cents.  Built on the land is the ancestral residential house   of   the   parties.     The   suit   of   partition   was   dismissed by   the   trial   court   holding   that   Hindu   Women’s   Right   to Property Act, 1937 was not applicable to agricultural land, till its amendment in the year 1946 and the succession to the said property had opened in the year 1942 itself which precedes the date of amendment. 3 3. The   property   originally   belonged   to   Sami   Vaidyar.   On   his death   in  the   year   1942,  it   devolved  on  his   male  successor son Sukumaran.  Rights on the property are being claimed presently   by   the   progenies   or   daughters   of   Sami   Vaidyar through their mother Choyichi, who was the widow of Sami Vaidyar.   The claim of the plaintiff was that Choyichi (who died   in   the   year   1962)   had   a   right,   though   a   limited   right under   the   Hindu   Mitakshara   law   as   well   as   by   virtue   of Hindu   Women’s   Right   to   Property   Act,   1937   which blossomed   into   full­fledged   right   under   Section   14   sub­ section   (1)   of   Hindu   Succession   Act,   1956   which   is reproduced below: 14.   Property   of   a   female Hindu   to   be   her   absolute property .—(1)   Any   property possessed   by   a   female   Hindu, whether   acquired   before   or after the commencement of this Act, shall be held by her as full owner   thereof   and   not   as   a limited owner 4. This   argument   of   the   plaintiff   was   rejected   by   the   Trial Court and the same was upheld by the First Appellate Court as   well   as   by   the   Second   Appellate   Court   on   the   reasoning 4 that   after   the   death   of   Sami   Vaidyar,   his   son   Sukumaran succeeded   in   the   property   in   year   1942   itself.     Thereafter, Sukumaran   and   later   the   children   succeeding   Sukumaran had   the   right   over   the   property   which   undisputedly remained   in   their   possession.     Section   14   sub­Section   (1) had no application in this case.   The essential ingredient of Section   14   sub­Section   (1)   is   possession   over   the   property. Admittedly   the   plaintiff   was   never   in   possession   of   the property.   The possession was always that of the defendant and   therefore   Section   14   sub­Section   (1)   would   not   be applicable.     In   Ram   Vishal   (dead)   by   lrs.   and   Ors.   v. Jagan Nath & Another.  reported in  (2004) 9 SCC 302  the position   of   possession   being   a   pre­requisite   to   sustain   a claim   under   sub­section   (1)   of   Section   14   of   the   1956   Act was confirmed in Para 16 which is quoted below: ‘ 16.   In   our   view,   the   authority in   Raghubar   Singh   case   [(1998) 6   SCC   314]   can   be   of   no assistance   to   the   respondent. As has been held by this Court, a   pre­existing   right   is   a   sine qua non for conferment of a full ownership   under   Section   14   of the   Hindu   Succession   Act.   The Hindu   female  must  not  only  be 5 possessed   of   the   property   but she   must   have   acquired   the property .   Such   acquisition must   be   either   by   way   of inheritance   or   devise,   or   at   a partition   or   “in   lieu   of maintenance   or   arrears   of maintenance”   or   by   gift   or   by her   own   skill   or   exertion,  or   by purchase   or   by   prescription…’ [Emphasis Supplied] 5. As   per   the   law   as   it   existed   at   their   relevant   time   the property which was an agricultural property would devolve upon   the   male   child   and   daughters   would   get   only   a limited right to maintenance till, they were married and the widow   would   be   entitled   to   maintenance   from   the   income from  the property  till her  death or  remarriage.   As per  the family Settlement Deed dated 12.03.1938 which was relied upon   by   both   the   parties,   the   property   in   dispute   was specifically   allotted   to   Sami   Vaidyar   and   his   only   son Sukumaran.     Therefore,   the   widow   of   Sami   Vaidyar   i.e., Choyichi   will   not   have   any   right   over   the   property.     The findings   of   all   the   courts   below   were   that   Choyichi   was never   in   possession   of   the   property   and   therefore   she 6 would   not   get   the   right,   as   claimed   by   her   under   Section 14(1) of the Hindu Succession Act, 1956.  6. We   have   heard   at   length Mr. P.N. Raveendran and Mr. Sudhivasudevan,   learned   senior   counsel   appearing   on behalf of the appellants and Mr. V. Chitambaresh, learned senior counsel, for the respondents/defendants.  The effort of the learned senior counsel for the appellants here was to persuade   us   to   reappreciate   the   entire   case   on   facts,   on which   three   Courts   have   given   the   same   findings.   The learned Counsel would argue that the determination of the land in question as an agricultural land has been wrongly done   by   all   the   three   Courts.     The   argument   which   has been put forward by the learned senior counsel before us is on   the   reasoning   that   merely   because   the   land   has   a   few coconut trees, that will not make it an agricultural land, as in   Kerela,   coconut   trees   are   found   everywhere   even   in   the urban   residential   properties   and   their   presence   itself   will not make the land an agricultural land.   7. The land in question undoubtedly has coconut trees on it, most of  them  are very  old  but fruit bearing, and  moreover in   revenue   records,   the   land   is   described   as   “ theaattam” 7 i.e.,  “garden”.    This   would   mean   that   the   land   in   question may   be   put   for   agricultural   use.     Theoretically,   it   is possible that a land which is recorded as “ theaattam”   may not   be   actually   put   for   agricultural   use.     All   the   same,   in the   present   case,   the   overwhelming   evidence   which   has been   duly   appreciated   by   the   three   Courts   below   clearly prove   that   the   land   was   indeed   an   agricultural   land.     We therefore   find   no   reason   to   take   a   different   view   at   this stage. 8. We   must   state   here   that   this   case   is   here   before   us   in   a Special   Leave   Petition   filed   under   Article   136   of   the Constitution of India.  It is true that leave has been granted in   this   case.     Nevertheless,   the   settled   legal   position remains   that   even   after   leave   is   granted   and   appeal   is admitted,   the   appellants   must   show   that   exceptional   and special circumstances exist to reverse the findings, or grave injustice will be done if the decision under challenge is not interfered   with.   We   do   not   find   any   special   circumstances here   which   may   warrant   our   interference.     [See   Pritam Singh   v.   State,   AIR (1950) SC 169: (1950) SCR 453,   Hem Raj   v.   State   of   Ajmer   AIR   (1954)   SC   462:   (1954)   SCR 8 1133,   Bengal   Chemical   &   Pharmaceutical   Works   Ltd. v.  Employees , AIR (1959) SC 633: 1959 Supp (2) SCR 136: (1959)   1   LLJ   413,   Municipal   Board,   Pratabgarh   and Anr.   v . Mahendra Singh Chawla and Ors.   (1982) 3 SCC 331: (1983) SCC (L&S) 19,  Taherakhatoon (dead) by LRs v.  Salambin Mohammad  (1999) 2 SCC 635]. 9. There   is   another   aspect   of   the   matter.   Admittedly   the defendants   have   all   along   been   in   possession   of   the property. The finding of adverse possession in favour of the defendants by the Trial Court, was never challenged by the plaintiffs/appellants before the First Appellate Court.     We refer here the observations of the High Court which are as under:  “ 10…It   is   pertinent   to   note   that the   findings   of   the   trial   court that   the   rights,   if   any,   of   the plaintiffs   have   been   lost   by adverse   possession   and   ouster does   not   appear   to   have   been assailed   before   the   lower appellate   court.     The   lower appellate   court   also   did   not interfere with the said finding…” 9 Consequently, even if we keep nature of the land aside for a while, the present appeal is liable to be dismissed on this ground alone.  10. The concurrent findings on facts by the Trial Court and the First   Appellate   Court   have   been   reaffirmed   in   second appeal   by   the   High   Court,   yet   by   and   large   the   entire submissions of the appellants is nothing but a persuasion before this Court for reappraisal of the case on facts. 11. In   view   of   the   above   discussion,   the   judgment   of   the   Trial Court   and   First   Appellate   Court,   affirmed   by   the   High Court   in   second   appeal   on   29.01.2009   is   upheld   and   the present   appeal   is   hereby   dismissed.   The   order   granting status quo by this Court dated 06.01.2010 stands vacated.  No order as to costs.   …………………………..J.            [C.T. RAVIKUMAR] …………………………..J. [SUDHANSHU DHULIA]           AUGUST 28, 2023.         NEW DELHI