High Court Punjab-Haryana High Court

Colonel S.K.Sood vs Smt.Sita Devi on 21 January, 2009

Punjab-Haryana High Court
Colonel S.K.Sood vs Smt.Sita Devi on 21 January, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH.


                                           R.S.A. No. 1883 of 2006 (O&M)
                                           Date of Decision: 21.1.2009

            Colonel S.K.Sood.
                                            ....... Appellant through Shri
                                                    K.K.Jagia, Advocate.

                  Versus

            Smt.Sita Devi,Shamsher Chand Kuthiala Charitable Trust
            (Regd.),Chandigarh and others.

                                            ....... Respondent no.1 through
                                                    Shri G.S.Jaswal, Advocate.
                                                    None for other respondents.


      CORAM: HON'BLE MR.JUSTICE MAHESH GROVER

                                    ....

            1. Whether Reporters of Local Newspapers may be allowed to
               see the judgment?
            2. To be referred to the Reporters or not?
            3. Whether the judgment should be reported in the Digest?
            4.
                                ....

Mahesh Grover,J.

C.M.No.4994-C of 2005

The application is allowed and delay of 190 days in refiling of

the appeal is condoned.

R.S.A.No.1883 of 2005

This appeal is directed against judgments and decrees dated

21.5.1998 and 21.5.2004 passed respectively by Sub Judge Ist Class,

Chandigarh (hereinafter described as `the trial Court’) and Additional

District Judge, Chandigarh (referred to hereinafter as `the First Appellate

Court’) whereby the suit filed by respondent no.1-Shrimati Sita Devi

Shamsher Chand Kuthiala Charitable Trust (Regd.) was partly decreed and
R.S.A.No.1883 of 2005

-2-

….

the appeal of the appellant along with that of respondent no.1 was

dismissed.

Respondent no.1 filed the suit for mandatory injunctions

through Thakur Maluk Singh, one of its trustees. It was pleaded that

respondent no.1 is a registered Charitable Trust as per Trust Deed dated

27.7.1987 and Thakur Maluk Singh being the authorised trustee was

competent to file the suit. Smt. Sita Devi and Shri Shamsher Chand

Kuthiala, resident of House No. 10, Sector 15-A, Chandigarh died

issueless. They were owners of movable and immovable properties and

since they were without any issue, they created the Charitable Trust to

manage their properties. After creation of the Trust, a meeting of the

trustees was held on 21.8.1988 wherein Shamsher Chand Kuthiala and Sita

Devi, the founder trustees, declared that they had opened S.B.Account

No.1971 and F.D.R.Account in the name of the Trust under their joint

signatures in the Haryana State Co-operative Bank, Sector 15, Chandigarh.

The following were the said F.D.Rs.:-

(i)F.D.R.No.5101 dated 3.11.1987 for Rs.10,000/-

(ii) F.D.R.No.5113 dated 1.12.1987 for Rs.10,000/-

(iii) F.D.R.No.5180 dated 25.3.1988 for Rs.10,000/-

On 16.10.1988, Shamsher Chand Kuthiala in another meeting

of the Trust, disclosed that there is dispute regarding the Trust properties

which were situated in Duraha and it was decided by the Trust to dispose of

the same. The Trust was taken into confidence in another meeting regarding

the sale of properties at Duraha and consequent deposit of the sale proceeds
R.S.A.No.1883 of 2005

-3-

….

in the name of the Trust which were also deposited in the F.D.Rs., the

details of which were given in the plaint and the same are extracted

hereunder:-

Sr.No. F.D.R.No. & Date Amount Date of Maturity

1. 9003 20.11.1989 Rs.10,000/- 3.11.1991

2. 02003 26.3.1990 Rs.10,000/- 25.3.1992

3. 26.3.1990 Rs.10,000/- (number of RID is not
known as the same is
missing)

4. TRD 36319 7.7.1990 Rs.25000/- 7.7.1991

5. TRD 36320 -do- Rs.25000/- -do-

              6. TDR 36321 -do-      Rs.50,000/-        -do-
              7. SB A/C No.1971      Rs.44,703.50       -do-
                                  Total Amt. 1,74,703.00
              8. FDR No.33429   +      Rs.10000/-
              9. FER No.33430    +     Rs.10000/-"


Shri Shamsher Chand Kuthiala also opened FDR Account with

UCO Bank,Garli,Tehsil Dehra,District Kangra and obtained the following

FDRs”-

1. FDR AF/08310816/269/89 dated 29.9.1989 for Rs.11,000/-

2. FDR AF/08/310117/270/89 dated 29.9.1989 for Rs.10,000/-“

On 18.9.1990, Shri Shamsher Chand Kuthiala expired and the

Trustees decided amongst themselves that two of them can operate the

aforesaid bank accounts and signatures of Sita Devi would also be necessary

for that purpose.

Appellant- S.K.Sood, in the meanwhile, informed the Manager

of the Haryana State Co-operative BankLtd., Sector 15-D, Chandigarh that
R.S.A.No.1883 of 2005

-4-

….

on the death of Shamsher Chand Kuthiala, he had been appointed as

General Attorney by Sita Devi and he claimed to be the sole heir to the

estate of the deceased and proclaimed that he was entitled to operate the

aforesaid Saving and F.D.R.Accounts in the name of the Trust. He also

alleged that the Trust had been revoked by Smt.Sita Devi.

The matter was brought to the notice of Smt.Sita Devi, the sole

surviving founder trustee, who denied having executed any General

Attorney in favour of Shri S.K.Sood.

The application given by Shri Sood to the said Bank was

withdrawn and the Trust continued to operate the aforesaid accounts.

Smt.Sita Devi died on 22.9.1991 and the Trust got renewed

two F.D.Rs. with UCO Bank, Garli, District Kangra on 7.11.1991.

When the trustees presented the passbook in November,1991

for updating it, the bank authorities informed that the operation of the

accounts of the Trust in respondent-bank had been stopped. The matter was

agitated before the General Manager of the respondent-bank, but the

trustees were not permitted to operate the bank accounts.

The suit was, therefore, filed for mandatory injunction directing

respondent-bank to permit the trustees to operate the bank accounts. It was

alleged that the operation of the accounts was stopped in connivance with

the appellant.

Upon notice, the respondent-bank and its officers through their

counsel stated that they did not wish to file any written statement.

The appellant, who was arrayed as defendant no.3 in the suit,
R.S.A.No.1883 of 2005

-5-

….

filed a counter. He pleaded that the Trust was created and registered on

27.7.1987 but it was the handiwork of Thakur Malook Singh and that he

was entitled to be enrolled as one of the trustees being the adopted son of

Shamsher Chand Kuthiala. It was further pleaded that Shamsher Chand

Kuhtiala had huge properties and that Thakur Malook Singh, who was an

Advocate, was approached by him for managing the same, but in a most

unethical manner, the Trust was created and he got himself enrolled as one

of the trustees. He averred that he was adopted by Shamsher Chand Kuthiala

in the year 1954, but this fact has been concealed by the plaintiff. He further

averred that Sita Devi had executed a Will in his favour on 16.10.1990 and

by virtue of the same, he, being the sole legal heir of Shamsher Chand

Kuthiala and Sita Devi was entitled to inherit the properties left by them. He

pleaded himself to be the son of Kamla Devi, sister of Samsher Chand

Kuthiala. He averred that he had no knowledge of the meeting of the Trust

which was held on 5.4.1992. The Trust was stated to have been revoked by

Sita Devi.

Broadly on these pleadings, the parties went on to trial on the

following issues:-

1. Whether the plaintiff is a competent person to sue on behalf

of the plaintiff trust?OPP

2. Whether there was a valid subsisting trust?OPP

3. Whether the plaintiff is competent person to operate and

renew the FDRs in dispute?OPP

4. Whether the plaintiff is estopped from filing the present suit
R.S.A.No.1883 of 2005

-6-

….

on account of his own act and conduct?OPD

5. Whether the said Smt.Sita Devi executed a Will in favour of

defendant no.3 on 16.10.1990,if so, to what effect?OPD

6. Relief.

After appraisal of the entire evidence brought before it, the trial

Court partly decreed the suit to the effect that Gurdial Singh is competent to

operate S.B. Account No.1971 and entitled to possession of the passbooks

pertaining to that account. He was also held entitled to operate FDR

Account Nos. 266/381 and 33429 & 33430, but his claim qua the other

properties which vested in Shri S.K.Sood by virtue of Will in question was

declined. It was held that the Trust was validly created and the same was

never revoked. The Trial Court categorically held that the revocation deed

as set up by the appellant was not proved. However, the Will dated

16.10.1990 executed in favour of the appellant was held to have been

proved, but it was concluded that it did not specify as to whether he was

permitted to operate S.B.Account No.1971 and the aforementioned F.D.Rs

opened with the Haryana State Cooperative Bank Ltd., Sector 15-D,

Chandigarh.

Feeling aggrieved both the plaintiff-respondent no.1 and the

appellant preferred appeals which were dismissed by the First Appellate

Court and the findings of the trial Court were affirmed.

In the instant Regular Second Appeal, learned counsel for the

appellant has heavily relied upon the documents which have been Exhibited

as DW3/A, DW4/F & G, DW4/H, DW4/I, DW4/J and DW4/P to DW4/T
R.S.A.No.1883 of 2005

-7-

….

and other related documents to show that the appellant was the only person,

who was taking care of Shamsher Chand Kothiala and Smt.Sita Devi and

that he, being the validly adopted son, could only succeed to their estate.

He contended that Exhibit DW3/A is the invitation, Exhibits DW4/F and G

are the letters written by Shamsher Chand Kothiala, Exhibit DW4/H is the

letter written by Smt.Sita Devi, Exhibit DW4/I is the certificate regarding

collection of the dead body of Shamsher Chand Kothiala, Exhibit DW4/J is

the receipt issued by the Indian Read Cross Society, Exhibit DW4/L is

another receipt and Exhibits DW4/P to DW4/T are the OPD slips. He

argued that both the Courts have ignored these documents while rejecting

the claim of the appellant.

On the other hand, learned counsel for respondent no.1

contended that the Trust was validly created on 27.7.1987 and Shamsher

Chand Kuthiala died on 18.9.1990 while Sita Devi expired a year thereafter

i.e. on 22.9.1991. He further contended that the Trust was never dissolved

and there is no evidence on record to prove this fact. The General Power of

Attorney and the revocation deed as set up by the appellant have not been

proved and the Will has also not been established and, therefore, these

documents on which he seeks to place reliance are of no consequence. He

argued that the concurrent findings have been recorded by the Courts below

on appreciation of evidence and the appellant has not been able to show any

substantial question of law which can warrant interference in the present

appeal.

I have thoughtfully considered the respective contentions and
R.S.A.No.1883 of 2005

-8-

….

have carefully perused the record.

Concededly and undeniably, the Trust was created during the

life time of Samsher Chand Kuthiala regarding the properties which he held.

It is also the admitted case of the parties that Samsher Chand Kuthiala and

Sita Devi died issueless. The appellant has set up a plea that he was

adopted son which he has failed to substantiate in evidence on record. He

then set up a plea that there was a General Power of Attorney in his favour

which was duly executed in order to enable him to operate the bank

accounts. He also claimed that the Trust was dissolved by a revocation deed.

But, all these documents were not proved in accordance with law. In so far

as the Will executed by Sita Devi, it only pertains to House No.10, Sector

15,Chandigarh and Saving Account No.33 with the Haryana State

Cooperative Bank, Locker No.251 and a Post Office Account. It does not

say anything about the Saving Bank Account No.1971 and other

F.D.R.Accounts as aforesaid.

Therefore, the findings recorded by both the Courts below that

the Trust was never dissolved and it had the right to operate aforesaid bank

account as well as to manage its properties, do not warrant any interference.

Moreover, the appellant, in his testimony, admitted that in his

application dated 23.10.1990 he had stated that the revocation deed of the

Trust had been destroyed and he did not wish to claim any right on the basis

of the same.

In my opinion, the findings of the Courts below are in

consonance with the evidence which has been brought on record.

R.S.A.No.1883 of 2005

-9-

….

No substantial question of law has been shown to have arisen in

the present appeal. Consequently, the same is devoid of any merit and is

dismissed.

January 21,2009                                 ( Mahesh Grover )
"SCM"                                               Judge