Delhi High Court High Court

Amar Nath Dhawan & Ors. vs Satish Dhawan & Ors. on 15 December, 2009

Delhi High Court
Amar Nath Dhawan & Ors. vs Satish Dhawan & Ors. on 15 December, 2009
Author: Manmohan Singh
*          HIGH COURT OF DELHI : NEW DELHI

+          IA No.9761/2009 in CS (OS) No.138/2008

Amar Nath Dhawan & Ors.                          ......Plaintiffs
                  Through : Mr. Jayant K. Mehta, Adv.

                      Versus

Satish Dhawan & Ors.                           .....Defendants
                    Through: Mr. Rajesh Bhatia, Adv. for
                             Defendant Nos.1-2
                             Mr. Sameer Dewan, Adv. for
                             Defendants No.3-9

                      Judgment reserved on: 7th December , 2009
%                     Judgment decided on : 15th December, 2009

Coram:

HON'BLE MR. JUSTICE MANMOHAN SINGH

1. Whether the Reporters of local papers may
   be allowed to see the judgment?                                 No

2. To be referred to Reporter or not?                              No

3. Whether the judgment should be reported                         No
   in the Digest?

MANMOHAN SINGH, J.

1. The application under consideration being IA No.9761/2009

has been filed by the plaintiffs under Section 151 of the Code of Civil

Procedure, 1908 praying for a preliminary decree of partition and for

appointment of a Local Commissioner to suggest a mode of partition of

the property bearing No.18UA (Municipal No.5931), Jawahar Nagar,

Delhi-110007 (hereinafter referred to as the „suit property‟) in

proportion of the parties‟ respective ownership.

2. The plaintiffs filed the present suit for partition of the suit

CS (OS) No.138/2008 Page 1 of 7
property for mandatory injunction against the defendants. The plaintiffs

and defendants are members of the same family.

3. The plaintiffs submit that they are lawful and admitted

owners of 2/3rd portion of the suit property while the defendants are the

owners of the remaining 1/3rd portion of the suit property. The

plaintiffs further submit that they are in physical possession and

occupation of only half portion of the suit property and the defendants

who are owners of 1/3rd portion possess and occupy half portion. It is

stated that the property should be physically partitioned to bring it in

conformity with their proportionate ownership.

4. The case of the plaintiffs is that late Smt. Tulsi Devi

(testatrix) during her lifetime executed a registered Will dated 8th June,

1989 during her life in respect of the following estate :

(i) 1/3rd share in property bearing No.18UA
(Municipal No.5931) Jawahar Nagar, Delhi-7 and

(ii) 50% share in property No.38-UA (Municipal
No.5905-5907), Jawahar Nagar, Bungalow Road,
New Delhi.

5. The testatrix expired on 8th February, 1995 bequeathing the

aforesaid estate in the follow manner :

(a) 50% of her share in the aforesaid properties in favour of her
daughter-in-law namely Smt. Karuna Dhawan (Plaintiff No.2
herein); and

(b) Remaining 50% share to be divided equally amongst her
grandsons namely Prashant and Aditya (Plaintiff Nos.3 and

4).

6. The plaintiff No.1 is the sole executor of the Will of the

testatrix. The plaintiff No.2 is the wife of the plaintiff No.1 and plaintiff

CS (OS) No.138/2008 Page 2 of 7
Nos.3 and 4 are his sons. Plaintiff No.2 was bequeathed 1/3rd share in

the suit property while 1/3rd share in the suit property came in the hands

of plaintiffs No.3 and 4. Therefore, the plaintiffs became the owners of

2/3rd share in the suit property. The defendant Nos.1 to 8 are the sons

and daughters of late Sh. Chand Kishan Das, brother of the plaintiff

No.1.

7. The plaintiff No.1 being the sole executor of the Will filed

the probate case bearing No.188/2001 before the District Court which

was contested by late Sh. Chand Kishan Das and the defendants herein.

Vide judgment dated 23rd February, 2004, the learned Additional

District Judge, Delhi granted probate of the Will in favour of the

plaintiff No.1. The plaintiff No.1 filed a valuation report and paid a

court fee in respect of the suit property in terms of the aforesaid

judgment. The plaintiffs also executed an administration cum surety

bond in respect of the property which were accepted by the District

Court.

8. The plaintiffs alleged that the suit property is still undivided

and is in joint occupation of the parties. The defendants who are in

occupation of more than half share in the suit property are seeking to

create third party interest in the property. The plaintiffs thus filed the

present suit seeking partition of the suit property by metes and bounds

and a permanent injunction restraining defendants from interfering in

any manner with the possession of the plaintiffs is their 2/3rd share in

the suit property.

9. The defendants No.1 and 2 who are sons of late Sh. Chand

CS (OS) No.138/2008 Page 3 of 7
Kishan Das contended that the suit property has already been

partitioned by virtue of a memorandum of family settlement (MFS)

dated 18th August, 1980 between Sh. Chand Kishore Das, Sh. Amar

Nath Dhawan and Smt. Tulsi Devi. The defendants No.1 and 2 denied

the alleged Will dated 8th June, 1989 executed by the testatrix. The

contention of defendants No.1 and 2 is that Smt. Tulsi Devi during her

life time executed a Will dated 25th July, 1974 and distributed her 1/3 rd

share between plaintiff No.1 and the defendants No.1 and 2.

10. The site plan relied upon by the plaintiffs was also denied.

The defendants No.1 and 2 however, admitted that the District Court

vide order dated 23rd February, 2004 allowed the petition for grant of

probate bearing No.188/2001 in respect of Will dated 8th June, 1989

and no appeal has been preferred against the same. The defendant

Nos.1 and 2 admitted that plaintiff No.1 is the owner of 1/3 rd share of

the suit property but denied any right, title or interest of the plaintiffs

No.2 to 4 in the suit property. It is submitted that late Smt. Tulsi Devi

during her life time had partitioned the property in question between her

two sons namely late Sh. Chand Kishan Dass and Sh. Amar Nnath

Dhawan by virtue of Memorandum of Family Settlement dated 18 th

August, 1980 and since then the parties are in possession of their

respective shares.

11. The defendants No.3 to 9 (daughters of late Sh. Chand

Kishan Das) have not claimed any right, title or interest in the suit

property and have submitted that their share in the suit property belongs

to defendants No.1 and 2 by virtue of the Will dated 26th October, 1981

CS (OS) No.138/2008 Page 4 of 7
made by their father of the defendants. It is denied that they are in

possession of the suit property.

12. Status quo was granted on 25 th January, 2008 directing the

defendants not to alienate the suit property or create any third party

rights. Notice was issued to the defendants by way of a newspaper

publication in the „Statesman‟ dated 25th December, 2008 and „The

Tribune‟ dated 26th December, 2008 respectively. The interim orders

were made absolute on 28th August, 2009.

13. In probate case No.188/2001 filed by the plaintiff No.1

before the district court wherein late Sh. Chand Kishan Das was the only

objector, the following two issues were framed on the basis of pleadings

of the parties :

“(1) Whether the Will dated 8th June, 1989 propounded by the
petitioner is the last Will and testament of late Smt. Tulsi
Devi and was it validly executed by her while she was in
her sound disposing mind ?

(2) Relief.”

14. I have considered the rival submissions of the parties.

Apparently, in the probate case filed by the plaintiff No.1 in the district

court, the defendants herein contested and raised objection against the

grant of probate in favour of the plaintiff No.1. The Additional District

Judge dismissed the objections raised by the defendants and probate was

granted in favour of plaintiff No.1. It was held by the learned

Additional District Judge on issue No.1 that the Will dated 8 th June,

1989 had been validly executed by the testatrix, Smt. Tulsi Devi while

she had a sound disposing mind and it was the last Will and testament of

CS (OS) No.138/2008 Page 5 of 7
the testatrix.

15. The contention raised by defendants No.1 and 2 that the suit

property has already been partitioned during the life time of testatrix by

virtue of Memorandum of Settlement dated 18th August, 1980 was not alleged

by the defendants in the abovementioned probate case before the district

court. It is to be noted here that this objection was raised by the defendant

Nos.1 and 2 for the first time in the present suit for partition though the MFS

was allegedly executed in the year 1980. I accept the contention of the

learned counsel for the plaintiff that Memorandum of Settlement was

executed only for the purpose of temporary arrangement for the purpose of

residence of the family members in the suit property and was not a partition

of the property.

16. As the Will dated 8th June, 1989 propounded by the plaintiffs

has already been declared as a validly executed Will of the testatrix by the

probate court in the probate case filed by the plaintiff No.1, the contention

raised by the defendants No.1 and 2 that this Will is a forged and fabricated

document was also negated by the court after trial of the case. The contention

urged by the defendants No.1 and 2 regarding the propounded Will dated 25 th

July, 1974 as the last testament of the testatrix has also been considered by

the learned Addl. District Judge in the probate case.

17. Prima facie, I find that the plaintiffs are entitled to 2/3 rd share in

the suit property as provided in the Will. A preliminary decree is therefore,

passed in terms of the Will dated 8th June, 1989. The plaintiffs are the owners

of 2/3rd share in the suit property and the defendants No.1 and 2 are the

owners of remaining 1/3rd portion in the suit property.

CS (OS) No.138/2008 Page 6 of 7

18. Mr. J.S. Bakshi, Advocate (Mobile No.9811025921) is

appointed as a Local Commissioner to inspect the suit property and

submit a report as to whether the suit property can be partitioned by

metes and bounds. The Local commissioner shall be paid a sum of Rs.

60,000/- to be paid by the parties in proportion of their respective shares

in the suit property apart from administrative charges, if any, incurred

by the Local commissioner.

19. The parties shall give access of the suit property to the Local

commissioner for the purposes of execution of the commission.

20. List the matter on 19th April, 2010 awaiting the report of the

Local Commissioner. Copy of the order be given dasti to the Local

Commissioner for information and compliance.

MANMOHAN SINGH, J
DECEMBER 15, 2009
nn

CS (OS) No.138/2008 Page 7 of 7