RSA No. 2035 of 1984 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
RSA No. 2035 of 1984
Date of Decision: July 20, 2009
Chuhar Singh and others ...... Appellants
Versus
Gurdev Singh and others ...... Respondents
Coram: Hon'ble Mr. Justice Ajay Tewari
Present: None for the appellants.
Mr. Parveen Chauhan, Advocate
for Mr.J.S.Wasu, Sr. Advocate
for the respondents.
****
1. Whether Reporters of local papers 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?
Ajay Tewari, J.
This appeal has been filed against the concurrent judgments of
the Courts below primarily on the question regarding the validity of the will
alleged to have been executed in favour of the appellants.
The learned trial Court held against the appellants on the
ground that only one attesting witness of the will namely appellant (who
was also a beneficiary) had appeared in the Court who had omitted to make
any statement regarding the capacity of Inder Singh to make the will or that
the witnesses signed in front of each other or that the will had been
explained to the testator. Before the learned lower Appellate Court an
RSA No. 2035 of 1984 2
application was filed to recall the appellant on the ground that the complete
statement was not made by the appellant. Reliance was placed on the case
of Om Parkash v. Sarupa reported as AIR 1981 Pb. & Hry. 157.
However, the learned lower Appellate Court rightly distinguished that
judgment by holding that firstly in that case application had been made
before the trial court itself while here the same had been made four years
after the filing of the appeal only to meet the objection in this regard by the
trial Court. Even in this Court an application under Order 41 Rule 27 CPC
for producing the Sub Registrar as well as for recalling Chuhar Singh was
made. In my opinion both these prayers having been rejected by the learned
lower Appellate Court they could have been challenged only in grounds of
appeal and a separate application could not have been filed. The only
question of law which has been raised is whether the endorsement of the
Sub Registrar can be taken to be evidence in favour of the will even without
the Sub Registrar having appeared as a witness. In the grounds of appeal
learned counsel has relied upon a decision of this Court in Niranjan Singh
etc. v. Parsa Singh alias Parsu reported as 1971 Current Law Journal 195
wherein this Court held as follows:-
“Section 68 of the Evidence Act requires that before a
document, which requires registration, can be admitted
in evidence, one of its attesting witnesses should be
examined. In the present case, not only one, but two
attesting witnesses have been examined and scribe of the
will too has been examined. It is not necessary that more
than one attesting witness must be examined to prove the
due execution of the will. In the present case, after
RSA No. 2035 of 1984 3considering the totality of the circumstances and the
evidence adduced on the record, both the Courts below
have come to the conclusion that the will is valid as
having been duly attested…………………………………………….
…………………………………………………………………………………
………………………………………………………………”
However, it is noticeable that in that case both the attesting witnesses
had appeared and one had made the statement regarding the testator and the
witnesses having signed in each other’s presence while the other had not
made the statement. It was in those circumstances that this Court held that
the endorsement of the Sub Registrar raises a presumption of validity. As
noticed above in the present case only one attesting witness has appeared-
the beneficiary himself and he too has made an incomplete statement as
shown above.
In this view of the matter I decide the question of law by
holding that an endorsement by Sub Registrar only raises a presumption
which can be pressed into use in an appropriate case and that the present
case is not such a matter.
Consequently this appeal is dismissed. No costs.
Since the main case has been decided, all the CMs stand
disposed of.
(AJAY TEWARI)
JUDGE
July 20, 2009
sunita