RSA No.4254 of 2006 (O&M) 1
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
R.S.A. No.4254 of 2006
Date of Decision: December 09, 2009
Tej Pal Singh and others .........Appellants
Versus
Hem Lata ..........Respondents
Coram: Hon'ble Mrs. Justice Sabina
Present: Mr.Kulvir Narwal, Advocate for the appellants.
None for the respondents
**
Sabina, J.
Plaintiff filed a suit for declaration with consequential relief
of permanent injunction. The said suit of the plaintiff was dismissed by the
Civil Judge (Senior Division) Jhajjar vide judgment and decree dated
12.2.2004. Aggrieved by the same, the plaintiff filed an appeal and the
same was decreed by the Additional District Judge Jhajjar vide judgment
and decree dated 12.4.2006. Hence, the present appeal by the defendants.
The case of the parties, as noticed by the learned Additional
District Judge, in paras 2 and 3 of its judgment reads as under:-
” 2. Brief facts of the case are that Smt.Hemlata, plaitniff-
appellant had filed a suit for declaration with consequential relief
RSA No.4254 of 2006 (O&M) 2of permanent injunction on the averments that her father Bhani
Ram was owner in possession of agriculture land situate in village
Bhadani, tehsil and district Jhajjar, fully detailed in para no.1 of
the plaint. Bhani Ram had died in village Bhadani on 29.11.1999,
leaving behind Hemlata, plaintiff-appellant as his sole legal heir.
Accordingly, after the death of her father, she had succeeded to
his estate. He had no son.
3.It was then averred in the plaint that the defendants had no right
or connection with Bhani Ram or his property. However, they
had claimed that Bhani Ram had executed a Will dated
27.10.1989 (Ex.D2) in their favour. In fact, there was no such
Will and if at all the defendants were in possession of any Will,
the same was illegal, null and void having no effect on the rights
of the plaintiff on the grounds mentioned in para no.5 of the
plaint. Hence, it was prayed that the Will (Ex.D2) and mutation
(copy Ex.P5) be declared illegal, null and void. A prayer for grant
of decree of permanent injunction restraining the defendants from
alienating the suit land and from interfering in any manner in the
possession of the plaintiff over the suit land was also made.
4.Upon notice, written statement was filed by Rohtas, defendant-
respondent No.2, in which a number of preliminary objections
were taken upto the effect that the plaintiff had levelled baseless
and false allegations of malafides in para no.5(j) of the plaint
against the Sub Registrar without impleading him as one of the
defendants; and in para no.5 (d) against the witnesses and the
scribe. The scribe is an Advocate. So, both the sub paras were
RSA No.4254 of 2006 (O&M) 3liable to be ignored. On merits, it was averred that after the death
of Bhani Ram, the defendants had stepped into his shoes as the
former had executed a valid Will in their favour. It was admitted
that the plaintiff was his daughter but it was denied that after the
execution of the registered Will dated 27.10.1999 (Ex.D2), she
had stepped into his shoes. It was also admitted that Bhani Ram
had no male issue. But it was denied that the defendants had no
right or connection with Bhani Ram or his estate. The reasons
were also recorded in the register will which was read over and
explained by the Sub Registrar to Bhani Ram in the presence of
the witnesses. The Will was drafted by an Advocate and attested
by the witnesses, who are respectable persons of the village.
Mutation no.2102 (copy Ex.P5) was also legally sanctioned on the
basis of the said Will, in an open gathering of the village. The
plaintiff had been settling a deal with the defendants since long
and after her failure in that regard, she had filed the suit with a
view to defame them.
4.Bhani Ram at the time of execution of the Will was possessed of
a sound disposing mind. It was denied that Bhani Ram was living
with the plaintiff in village Bhadani because the latter was
married and residing in her matrimonial home at Rohtak. It was
also denied that the defendants had terrorised Bhani Ram in any
manner. He had executed the Will voluntarily out of his love and
affection towards the defendants, who had been serving and
looking after him in old age. They were owner-in-possession of
the suit land on he basis of Will. Hence, it was prayed that the
RSA No.4254 of 2006 (O&M) 4suit was liable to be dismissed.
On the pleadings of the parties, the following issues were
framed by the trial Court:-
“1.Whether the plaintiff is owner-in-possession of the suit land
mentioned in para no.1 of the plaint?OPP
2.Whether the Will dated 27.10.1999 is illegal, null and void on
the grounds mentioned in the plaint?OPD
3. Relief.”
After hearing the learned counsel for the appellants, I am of
the opinion that the instant appeal deserves to be dismissed
Learned counsel for the appellants has submitted that the
Will in question was duly proved by the appellants. The executant had
given sufficient reasons for excluding his daughther-plaintiff from his
property. In support of his arguments, learned counsel has placed reliance
on Smt. Harnam Kaur and others vs. Gurbachan Singh and others (1985-2)
PLR 369, Dalip Singh and another vs.Pritam Kaur 1989(2) PLR 183 and
Didar Singh vs. Mohinder Singh HRR 2006(Suppl) 171.
Plaintiff-Hemlata had filed a suit for declaration that she was
owner in possession of the suit land. The case of the plaintiff was that
Bhani Ram, her father was owner of the suit land. Plaintiff was the only
heir of Bhani Ram and,hence, after his death she had inherited the suit
property.
Defendants, on the other hand, are the nephews of Bhani
Ram and had set up a Will dated 27.10.1999 (Exhibit D2) in their favour
alleged to have been executed by Bahni Ram. The Will in question is a
registered document. Although registration of the Will goes a long way in
RSA No.4254 of 2006 (O&M) 5
proving its genuineness yet propounder of the Will is required to dispel the
suspicious circumstances surrounding the Will. The Will in question was
executed on 27.10.1999 and the executant died on 29.11.1999. Exhibit P5
is the mutation sanctioned on the basis of Will. A request was put up by
Patwari on 27.11.1999 for sanction of mutation in favour of the defendants
on the basis of Will although Bhani Ram died on 29.11.1999. This is a
serious circumstance which makes the Will a suspicious document. Another
circumstance which makes the Will a suspicious document is that the Will is
thumb marked by Bhani Ram, whereas, he was a retired para-military
personnel and should have put his signatures on the Will as well as the
endorsement. The endorsement that the Will in question was read over to
the executant and thereafter he had thumb marked the same at the time of
registration, also does not have the signatures of the Sub Registrar. Learned
Additional District Judge in these circumstance rightly came to the
conclusion that the Will in question, though was technically proved by
examining the attesting witness, was not a genuine document as it was
surrounded by suspicious circumstances. The judgments relied on by the
learned counsel for the appellants fail to advance the case of the appellants
as they are based on different facts.
No substantial question of law arises in this regular
second appeal which would warrant interference by this Court,
Accordingly, this appeal is dismissed.
(Sabina)
Judge
December 09, 2009
arya