Gauhati High Court High Court

Smt. Sonabala Barman vs Smt. Ratna Sangma on 21 September, 2004

Gauhati High Court
Smt. Sonabala Barman vs Smt. Ratna Sangma on 21 September, 2004
Equivalent citations: AIR 2005 Gau 67
Author: I Ansari
Bench: I Ansari


JUDGMENT

I.A. Ansari, J.

1. This appeal has arisen out of the order, dated 7-9-2001, passed by the learned Additional Deputy Commissioner, West Garo Hills, Tura, Meghalaya, in Succession Case No. 56/98.

2. The facts giving rise to the present appeal may, in brief, be set out as follows:-

(i) The appellant herein, namely, Sonabala Barman made an application under Section 372 of the Indian Succession Act, on 22-6-98, in the learned Court below, seeking grant of a succession certificate in respect of the debts and securities left by deceased Bimal Prasad Barman, the case of the petitioner-appellant being, in brief, thus : The petitioner married, in accordance with the Hindu rites and customs, Bimal Prasad Barman (since deceased) on 19-12-1972 and, upon marriage, they stayed together as husband and wife till the said deceased, who was, originally, a resident of village Katalbari under Phulbari Police Station, Tura, died on 27-11 -1997, leaving behind, as his heirs, the petitioner and their 4 years old son, namely, Konal Barman. The said deceased also left behind 3 near relations, namely, Sushil Barman, Dhiren Barman and Smt. Ratna Sangma, (i.e., the respondent herein).

(ii) Based on the above application, Succession Case No. 5G/98 aforementioned was registered and, on receiving notice, the respondent herein, namely, Ratna Sangma, filed her objection, in writing on 28-6-98, in Succession Case No. 56/98 aforementioned, her objection being, in short, that she was married, on 25-12-1972, to the said deceased according to Christian Marriage Act and remained wedded to the said deceased till his death, the petitioner-appellant being the mistress of the said deceased and that the said deceased had left behind, besides the objector’s 5 children born out of his wedlock with the objector, all the said 5 children live with the objector, there was no divorce or judicial separation between the objector and the said deceased and she (i.e., the objector), being the legally married wife of the said deceased, was the best person entitled to the grant of succession certificate in respect of the debts and securities of the said deceased described in the annexure to the petition aforementioned.

(iii) After hearing the learned counsel for the parties, the learned Court below passed the order, dated 7-9-2001, aforementioned granting succession certificate in favour of the objector (i.e., the respondent herein).

3. I have heard Mr. U. S. Bhattacharyya, learned counsel for the petitioner-appellant, and Mr. S. R. Sen, learned senior counsel, assisted by Mrs. P.D.B. Baruah, appearing on behalf of the objector-respondent.

4. Upon perusal of the materials on record and after hearing the learned counsel for the parties, what clearly transpires is that the objector-respondent’s statements made in her above objection petition to the effect that the said deceased was the husband of the objector, their marriage having been solemnized, according to Christian Marriage Act, as far back as on 25-12-1972 and that out of their wedlock, the couple had 5 children, who were all living with the respondent, were not disputed by the petitioner-appellant. At the same time, the fact that while remaining wedded to the objector-respondent, the said deceased underwent a marriage with the petitioner-appellant and that out of his relationship, which the said deceased so maintained with the petitioner-appellant, the said minor child, namely, Konal Barman was born also remained undisputed.

5. In view of the fact that according to the materials on record, when the said deceased allegedly underwent marriage with the petitioner-appellant, he already stood wedded to the objector-respondent, his marriage with the objector-respondent having, admittedly, not been dissolved, the logical conclusion is that the respondent was the legally wedded wife of the said deceased, the petitioner-appellant was not legally wedded wife of the said deceased. However, the child born out of the void marriage between the said deceased and the appellant, i.e., the said Konal Barman was an illegitimate chid left by the said deceased for the purpose of succession to the debts and securities left behind by the said deceased. (See Rameshwari Devi v. State of Bihar, AIR 2000 SC 735, wherein the Supreme Court has held that the children born out of void marriage are legitimate and are entitled to succession certificate to the estate of the parents.)

6. What further logically follows from the above discussion is that while the petitioner-appellant was not entitled to succeed to the said debts and securities left by the said deceased, her minor child, namely, Konal Barman was entitled to succeed to the said debts and securities in equal proportion along with the objector-respondent and her 5 children. In short, thus, altogether 7 persons, namely, the objector-respondent, her 5 children and the said minor child left by the said deceased, namely, Konal Barman were entitled to succeed to the debts and securities aforementioned left by the said deceased in equal proportion.

7. In view of the fact that though separate succession certificates can be granted, under Section 373 of the Indian Succession Act, in respect of different debts and securities, the fact remains that separate succession certificates or more than one succession certificate cannot be granted in respect of the same debt or a portion thereof.

8. In view of the fact that the amount in respect of which the succession certificate was sought for is barely Rs. 45,897.02P, it will not be just and proper to direct the parties to obtain necessary declaration from the Civil Court for obtaining succession certificate.

9. In the facts and circumstances of the present case, I am of the view that subject to an undertaking to be given, in writing, by the objector-respondent that she will pay the share of the said minor child, namely, Konal Barman, which amounts to 1/7th portion of the total sum of Rs. 45,897.02P, succession certificate ought to have been granted by the learned Court below on payment of necessary Court-fees. Viewed from this angle, the impugned order, dated 7-9-2001, is not entirely correct and must, therefore, be suitably interfered with.

10. Faced with the situation as indicated hereinbefore, Mr. S. R. Sen, learned senior counsel, agrees that the objector-respondent will submit an undertaking, in writing, in the learned Court below to the effect that she will pay 1/7th share of the said debts and securities left by the said deceased to the petitioner-appellant to be received by the latter on behalf of the said minor child, namely, Konal Barman, if the succession certificate in respect of the debts and securities is granted in favour of the objector-respondent.

11. Considering, therefore, the matter in its entirety and in the interest of justice, this appeal is partly allowed.

12. The learned Court below is hereby directed that if the objector-respondent gives an undertaking as indicated hereinabove, the objector-respondent shall be granted succession certificate in respect of the debts and securities aforementioned and, upon realising the amounts covered by the debts and securities aforementioned, the objector-respondent shall forthwith deposit the share of the said minor child namely, Konal Barman in the learned Court below and on such deposit, the learned Court below shall allow the petitioner-appellant to withdraw the same, on behalf of her minor child, namely, Konal Barman, by giving acknowledgment, in writing in this regard.

13. With the above observations and directions, this appeal shall stand disposed of. No order as to costs.

14. Send back the LCR with a copy of this judgment.