High Court Kerala High Court

K.K.Surendran vs K.K.Balakrishnan on 17 February, 2009

Kerala High Court
K.K.Surendran vs K.K.Balakrishnan on 17 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 95 of 2000(C)



1. K.K.SURENDRAN
                      ...  Petitioner

                        Vs

1. K.K.BALAKRISHNAN
                       ...       Respondent

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :SRI.P.V.MADHAVAN NAMBIAR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :17/02/2009

 O R D E R
                          THOMAS P.JOSEPH, J.
               = = = = = = = = = = = = = = = = = = = = = = = =
                           S.A. No.95 of 2000
               = = = = = = = = = = = = = = = = = = = = = = = = =
              Dated this the 17th      day of February,       2008

                               J U D G M E N T

———————-

The two sons are fighting over a small plot of land, 33 cents in

extent which concededly belonged to their mother, late Janu. She got

that property as per final decree in O.S. No.670 of 1982. She died on

22.12.1991 leaving behind the appellant and respondent No.1, her

sons and respondent No.2 who is the son of her predeceased

daughter, Padmini (who died on 18.11.1990). Smelling that the

appellant might initiate some proceedings in respect of the suit

property respondent No.1 filed a caveat petition in the court of

learned Additional Munsiff, Kozhikode-II (Ext.A1). Appellant suspected

that respondent No.1 is claiming right over the entire property as per

some documents alleged to be executed by Janu and filed O.S.

No.844 of 1992 seeking partition of the suit property and separate

possession of his share. In the plaint the appellant stated that if at all

the signature of Janu is obtained by respondent No.1 in some

documents, Janu was not in a sound disposing state of mind to

execute any document. Respondent No.1 resisted the suit setting up

Ext.B2, Will dated 26.12.1990 and registered as document No.109/90

at the office of the Sub Registrar, Kozhikode. Respondent No.2 did not

S.A. No.95 of 2000

-: 2 :-

join sides either with the appellant or respondent No.1 and remained

absent. Learned Munsiff found that respondent No.1 was not able to

remove the cloud of suspicion surrounding the due execution of

Ext.B2, rejected it and passed preliminary decree for partition.

Respondent No.1 challenged the preliminary decree in appeal. First

appellate court found that due execution of Ext.B2 is proved, that is

the last Will and testament of Janu bequeathing the suit property in

favour of respondent No.1 and hence the appellant is not entitled to

partition. Suit was dismissed. That judgment and decree of the first

appellate court are under challenge in this appeal at the instance of

the plaintiff.

2. The following substantial questions of law are raised for a

decision: (1) Whether Ext.B2 Will is reliable or not? and (2) Whether

the judgment and decree of the lower appellate court based on Ext.B2

is correct or not?

3. It is contended by the learned counsel that the first

appellate court has reversed a well reasoned judgment of the trial

court which considered all the relevant aspects. It is contended by

learned counsel that the first appellate court has not considered the

evidence and rather was meeting the challenge made by the appellant

to the due execution of Ext.B2 based on certain decisions on the point

S.A. No.95 of 2000

-: 3 :-

which has no relevance on the facts of this case. Learned counsel

reiterated that respondent No.1 was not able to remove the suspicion

surrounding due execution of Ext.B2 and the first appellate court was

not justified in reversing the judgment and decree of the trial court.

Learned counsel for respondent No.1 supported the judgment and

decree of the first appellate court.

4. Facts which are not in dispute are that the suit property

belonged to Janu she having obtained the same as per final decree in

O.S. No.670 of 1982. She filed E.P. No.477 of 1990 in O.S. No.670 of

1982 seeking delivery of the property and going by the statement in

Ext.B1 copy of delivery note dated 15.1.1991 it would appear that

according to Janu, appellant had made some obstruction to the

delivery and hence assistance of police had to be taken for effecting

delivery. It is while so that Padmini (mother of respondent No.2),

daughter of Janu died after prolonged illness on 18.11.1990. A few

days thereafter Janu was admitted in Asoka hospital, Kozhikode and

she remained there for a few days. During that time, she executed

Ext.B2, Will dated 26.11.1990 bequeathing the suit property in favour

of respondent No.1 and divesting the appellant and respondent No.2

from inheritance. Appellant examined P.W.1 to prove that Janu was

not having sound disposing state of mind at the time Ext.B2 was

S.A. No.95 of 2000

-: 4 :-

executed and registered on 26.11.1990. Janu is the niece of P.W.1.

He stated that when Janu was undergoing treatment in Asoka hospital,

he had been there once and he found Janu in unconscious state.

On another day he went there and found Janu weeping. Respondent

No.1 as D.W.1 stated that Janu was taken to the hospital for stomach

ache and she was mentally and physically in good condition. He

pleaded ignorance about Janu executing Ext.B2 in the meantime. In

the course of cross-examination Ext.B2 was shown to him. He claimed

that he can identify the handwriting and signature of Janu but he was

not able to give any opinion about the author of the signature in

Ext.B2. D.W.2 is the Scribe of Ext.B2. Frills and embroideries

excluded, his evidence is that some time before the execution of

Ext.B2, Janu along with D.W.3 had been to his office and gave him

instruction to prepare a draft of the Will. He was given the copy of the

final decree in (O.S. No.670 of 1982) and on the basis of that

document he prepared the schedule of the Will as instructed by Janu.

Later when Janu met him, the draft of the Will was read over to her.

Then came Janu along with D.W.3 for execution and the Will was

executed as seen in Ext.B2 followed by its registration in the Sub

Registrar’s office. D.W.3 stated that he is the first attesting witness in

S.A. No.95 of 2000

-: 5 :-

Ext.B2 with one Raghavan as the second attesting witness (both of

them figure as identifying witnesses also on the same day). He stated

that he had been with Janu to the office of D.W.2 for giving instruction

for preparing the Will and later, he went to that office with Janu for its

execution. D.W.3 claimed that himself and Raghavan signed Ext.B2 in

the presence of Janu and that he saw Janu signing Ext.B2.

Respondent No.1 also produced Ext.B3 to show that on the strength of

Ext.B2 and after the death of Janu, he has been paying revenue for the

suit property. Exhibit B4 is the purchase certificate dated 13.10.1976

issued in respect of the suit property and other items in the name of

Janu and other co-owners (before the institution of O.S. No.670 of 1982

for partition). Exhibit B5 is a medical certificate dated 30.7.1993

produced by respondent No.1 to show that he is physically

handicapped to the extent of 40%. Exhibit B6 series are copies of

complaints preferred by respondent No.1 to the police and other

authorities alleging that appellant is attempting to trespass into the

suit property. Exhibit B7 is the certified copy of order dated

9.11.1987 in C.R.P. No.1614 of 1987 of this Court. That was a revision

filed by the appellant from an order passed in O.S. No.670 of 1982.

The C.R.P. was directed against Janu, respondent No.1 and Padmini,

mother of respondent No.2. That document was produced to show

S.A. No.95 of 2000

-: 6 :-

that all was not well and good between appellant and Janu. In

paragraph 3 of Ext.B7 it is stated that according to Janu, the appellant

was taking entire income from the properties and that she was not

even being given anything for bare maintenance. She expressed her

desire not to stay with the appellant in the house in the property.

5. The suspicious circumstances found by the learned Munsiff

and highlighted before me by the learned counsel for appellant are:

There was no reason why Janu, at a time when she was undergoing

treatment at the hospital should have rushed to the office of D.W.2 to

get a Will executed and that too, when she was upset by the death

of her only daughter, Padmini on 18.11.1990. Assuming that Janu

had a grudge to nurse against the appellant for the reasons stated in

Ext.B7 there is no reason why she excluded respondent No.2 from

inheritance particularly as her daughter, Padmini died just a few days

back. Yet another circumstance highlighted by the learned counsel is

that going by the evidence of D.W2 (Scribe) he was in the habit of

enquiring about the free will of the executant while undertaking the

preparation of Wills but no such enquiry was conducted in this case.

D.W.1 (respondent No.1) was not able to identify the signature of the

executant of Ext.B2 though he claimed that he can identify the

signature of Janu. Though evidence would show that even before the

S.A. No.95 of 2000

-: 7 :-

alleged execution of Ext.B2 final decree was passed in O.S. No.670 of

1982 as per which Janu got absolute right over the said property and

D.W.2 claimed that for the purpose of preparation of Ext.B2 Janu had

handed over copy of the final decree, there is no reference in Ext.B2 to

the final decree and instead, the schedule description in Ext.B2 is

based on the report of the Advocate Commissioner in the final decree

proceedings. Though the property is situated within the local limits of

Sub Registry Office at Kunnamangalam, Ext.B2 is registered at the

Sub Registry Office at Kozhikode and no explanation is forthcoming

from the propounder, (respondent No.1) of Ext.B2 for the same. There

are material contradictions in the evidence of D.Ws.2 and 3, Scribe

and first attester in Ext.B2. In that situation according to learned

counsel for appellant, non-examination of the second attester in Ext.B2

is fatal.

6. What exactly are the suspicious circumstances which the

propounder is required to clear has been decided by this Court in

Papoo v. Kuruvila (1994(2) KLT 278). It was held thus:

“Any and every circumstance cannot be

taken as suspicious circumstances. A

circumstance would be suspicious only when it

S.A. No.95 of 2000

-: 8 :-

is not normal or is not normally expected in a

normal situation or is not expected of a normal

person. In a case where the propounder let in

evidence to prove the due execution of the Will,

the burden shifts on to the defendants to

substantiate their case that the execution of the

Will is shrouded in suspicious circumstances.

When the propounder of the Will has

discharged his initial onus, the caveator-the

person opposing the issue of the probate,

should prove the suspicious circumstances….”

The precise question for consideration is whether respondent No.1 was

able to prove due attestation of the Will and remove the suspicious

circumstances if any, as understood in Pappoo’s case.

7. So far as the execution of Ext.B2 is concerned, even going

by the averments in paragraph 3 of the plaint it would appear that the

signature of Janu in Ext.B2 is not disputed and instead, vitiating

circumstances are pleaded in that according to the appellant,

execution was not on account of free will and pleasure of Janu. True,

even in the absence of specific plea regarding suspicious

circumstances it is for the propounder to remove such suspicious

circumstances, of if any. Therefore much stress need not be given to

S.A. No.95 of 2000

-: 9 :-

the lack of specific pleadings in the plaint. But respondent No.1 filed

written statement setting up the Will and produced Ext.B2, Will in the

trial court. Even though provisions of Order VIII of the Code of Civil

Procedure does not specifically provides so, it was open to the

appellant to file a replication with the permission of the court stating

whatever contentions he has, regarding the execution of Ext.B2.

Appellant did not do that.

8. Regarding the execution of Ext.B2, Will there is the

evidence of D.Ws.2 and 3. Learned counsel took me through the

deposition of D.Ws.2 and 3. I did not find any challenge on their

version that Janu had subscribed her signature in Ext.B2 and

presented it for registration. It is true that when respondent No.1 was

examined as D.W1, he was not able to confirm whether the signature

in Ext.B2 was that of her mother. But proof regarding due execution

has to come from the attesting witnesses and not necessarily from

D.W.1, though his evidence will also be relevant on the issue

regarding execution. I stated that there is no challenge to the

evidence of D.Ws.2 and 3 regarding the signature of the executant in

Ext.B2. There is no case that somebody personating Janu appeared

before the Sub Registrar for the registration of Ext.B2. Though

registration of the Will by itself is no guarantee for its genuineness or

S.A. No.95 of 2000

-: 10 :-

due execution, that is not altogether irrelevant for consideration.

Exhibit B2 contains an endorsement of the Sub Registrar as provided

under Section 34 of the Registration Act and sub-sec.2 requires the

Sub Registrar to question the executant regarding the execution of the

document. In fact D.W.3 stated that he heard the Sub Registrar

asking something to Janu but he was not able to say what exactly

that was. There is no reason to think in the light of the statutory

obligation cast on the Sub Registrar under Sec.34(2) of the

Registration Act that what the Sub Registrar asked Janu was

something other than he was required to do under the said sub-

section.

9. So far as the sound disposing state of mind of Janu to

execute Ext.B2, Will is concerned much reliance is made on the

evidence of P.W.1, uncle which I have already referred to. Going by

that evidence Janu was not in sound state of mind to execute any

document. D.W.1 has given evidence to the contra. It is stated in the

plaint that on account of his illness appellant was not able to look

after Janu in the hospital as he himself was laid up in the house of his

sister (Padmini) and therefore respondent No.1 (D.W.1) was looking

after Janu in the hospital. If that be so, D.W.1 must be more

competent to speak about the condition of his mother during that time.

S.A. No.95 of 2000

-: 11 :-

According to him, Janu was admitted in the hospital due to stomach

ache. If the appellant has a contention that Janu was admitted in the

hospital for any other illness which affected her mental capacity,

certainly he should have summoned the relevant documents from the

hospital and proved the same. That also was not done. According to

the learned counsel for the appellant it was for respondent No.1 to

summon relevant records from the hospital to show that Janu was

admitted for stomach pain and for no other illness. I am unable to

agree. For, respondent No.1 discharged the initial burden of proving

the execution of Ext.B2 by examining D.Ws.2 and 3. There was

nothing affecting the mental capacity of Janu. In that situation, the

onus of proof was shifted to the appellant to prove otherwise, which

he did not.

10. It is difficult to think that as stated by P.W.1, Janu was

unconscious at the time of his first visit in the hospital and therefore

was unable to move about. At least, the fact of registration of Ext.B2

on 26.11.1990 would show that she had been from the hospital to the

office of the Sub Registrar. I am not inclined to think that Janu, if were

in a condition as spoken by P.W.1, was able to move about, had been

to the office of the Sub Registrar and answered his questions as

provided in Sec.34(2) of the Act.

S.A. No.95 of 2000

-: 12 :-

11. I shall refer to the contention raised by the learned counsel

that there was no necessity for Janu to disinherit the appellant and

respondent No.2. Counsel contends that respondent No.1 cannot draw

strength from Ext.B7 as to the relationship between appellant and

Janu since it is admitted by respondent No.1 when examined as D.W.1

that until 1991 Janu was staying with the appellant. But D.W1 has

stated that until 1990 Janu used to stay with all of them and

thereafter she was staying with him throughout. Exhibit B7 contains

the statement of Janu that her relationship with the appellant was not

cordial during that time and she even expressed her wish not to stay in

the house with the appellant. It is to be borne in mind that the very

object of executing a Will is to disinherit one or other natural heir

who, but for the testamentary disposition would inherit the property of

the testator. The folly of the testator is not a consideration. The

relevant question is whether Janu was in sound disposing state of mind

and executed Ext.B2 on her free will. So far as the disinheritance of

respondent No.2 is concerned, P.W.1 has admitted that respondent

No.2 and his family are placed in reasonably good circumstances. It is

in evidence that respondent No.1 was working in CWMS bus service

and while so, met with an accident resulting in 40% disability as

stated in Ext.B5. Though the general attitude of a mother, P.W.1 did

S.A. No.95 of 2000

-: 13 :-

not deny that when the son who was working and earning met with an

accident, the mother may show sympathy on him. This may be the

reason for Janu executing a Will in favour of respondent No.1

disinheriting the appellant and respondent No.2.

12. In Ext.B2 there is no reference to the final decree in O.S.

No.670 of 1982. But reference is made to the allotment of the suit

property as the share of Janu as per the report of the Advocate

Commissioner in the final decree. No doubt, final decree was passed

even before Ext.B2 and D.W.2 also stated that copy of the final decree

was handed over to him for preparing the Will. But it is common

knowledge that when allotment is made by the Advocate

Commissioner in a partition suit and that allotment is accepted, the

schedule to the final decree contains the allotment made by the

Advocate Commissioner. Therefore it made no factual difference so

far as this case is concerned whether it was relying on final decree or

copy of report of the Advocate Commissioner that the schedule in

Ext.B2 was prepared. On the question as to why Janu rushed to the

office of D.W.2 to prepare the Will while she was undergoing treatment

at the hospital and that too, immediately after the death of her only

daughter, Padmini on 18.11.1990 the first appellate court observed

that possibly Janu felt that her days are numbered as she was old

S.A. No.95 of 2000

-: 14 :-

(she was aged 72 at the time of Ext.B2) and in the circumstance that

was prevailing she though that she should not lose time in executing

the Will.

13. The property is situated within the local limits of Sub

Registrar’s office, Kunnamangalam but Ext.B2 is seen registered at

Kozhikode. That according to learned counsel for the appellant is a

suspicious circumstance. It is not disputed that notwithstanding the

place where the property is situated, a document can be registered in

any other Sub Registrar office. Evidence of D.Ws.2 and 3 though

there is some discrepancy as to the exact period, would indicate that

even before Janu was admitted in the hospital, she thought of

executing a Will and approached D.W.2 for the purpose. May be that

when she was available at Kozhikode due to admission in a hospital

there, she thought it convenient to get the Will executed in the

nearby Sub Registrar office probably as she did not want others to

know about it.

14. Contradictions highlighted in the evidence of D.Ws.2 and 3

are not as to the execution of the Will or its registration but only as to

the details of it which in my view does not affect the veracity of their

evidence on the crucial point. First appellate court has considered the

evidence and of course, some of the contentions raised by the

S.A. No.95 of 2000

-: 15 :-

appellant are met with the aid of binding authorities. First appellate

court found that due execution and attestation of Ext.B2 are proved

and that there are no suspicious circumstances surrounding its

execution.

15. At this stage, learned counsel for appellant requested that

the case may be remanded to the trial court so that the appellant

could summon the records from Asoka hospital, Kozhikode regarding

the treatment of Janu. In the facts and circumstances of the case and

considering the fact that this litigation has been pending from 1992

onwards and no justifiable reason is stated for not summoning the

records at the appropriate stage and in the light of the evidence which

I have discussed above, I am not inclined to accede to that request.

16. Before concluding I may point out the decision of the Apex

Court in Venkatachala v. B.N. Thimmajamma (AIR 1959 SC

443). It was held thus:

“As in the case of proof of other

documents so in the case of proof of Wills it

would be idle to expect proof with

mathematical certainty. The test to be applied

would be the usual test of the satisfaction of

the prudent mind in such matters”.

S.A. No.95 of 2000

-: 16 :-

17. From the evidence on record, I am of the view that such

evidence has been let in by the propounder as found by the first

appellate court. There is no reason to interfere.

Appeal fails. It is dismissed. No costs.

Civil Miscellaneous Petition No.920 of 2003 and 339 of 2004 shall

stand dismissed.

THOMAS P.JOSEPH, JUDGE.

vsv

S.A. No.95 of 2000

-: 17 :-

THOMAS P.JOSEPH, J.

===================
S.A. NO.95 OF 2000
===================

J U D G M E N T

17TH FEBRUARY, 2009