High Court Punjab-Haryana High Court

Budh Singh vs Gian Kaur & Ors on 2 February, 2009

Punjab-Haryana High Court
Budh Singh vs Gian Kaur & Ors on 2 February, 2009
RSA No.2152 of 1989                                          1



      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH




                                     RSA No.2152 of 1989

                                     Date of Decision: 2.2.2009



Budh Singh                                             ..Appellant

                        Vs.

Gian Kaur & Ors.                                       ..Respondents




Coram: Hon'ble Mr. Justice Vinod K.Sharma




Present:     Mr.Harbhagwan Singh, Sr. Advocate,
             with Mr.Amit K.Singh, Advocate,
             for the appellant.

             Mr.Animesh Sharma, Advocate,
             for the respondents.

                        ---

      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
             Digest?

                               ---

Vinod K.Sharma,J. (Oral)

The defendant/appellant by way of this regular second appeal
RSA No.2152 of 1989 2

has challenged the judgment and decree dated 25.5.1989 passed by the

learned lower appellate court decreeing the suit of the plaintiff/respondents

for declaration.

The plaintiff/respondents filed a suit for declaration to the

effect that they are owners in possession of 80 kanals 9 marlas of land

described in the head-note of the plaint, being legal heirs of Jamita

deceased. In the alternative decree for possession was prayed for.

The plaintiff/respondents pleaded that the land in dispute was

owned by Jamita son of Julli, who was next collateral of the plaintiffs.

Jamita went out of village, more than 17 years back and never came back in

the village. The plaintiff/respondents being the next collateral of the

deceased has been in possession of the land in suit. Jamita deceased was

said to be issueless and unmarried and further that defendant-appellant had

no relationship with Jamita. Plaintiffs claimed that the defendant was

threatening to alienate the suit land by way of sale/mortgage etc by claiming

that Will dated 17.4.1984 was executed in his favour and the mutation of the

said Will also stood sanctioned in his favour. The plaintiff/respondents

challenged the Will on the plea that Jamita never executed any Will in

favour of the defendant and if any such Will is proved the same is null and

void and not binding against the interest of the plaintiff/respondents.

The defendant/appellant contested the suit by controverting the

material facts. It was the case of the appellant/defendant that the plaintiffs

were neither the owners nor in possession of the suit land and therefore, the

suit for declaration and permanent injunction was not maintainable. It was
RSA No.2152 of 1989 3

claimed by the defendant that he used to render services to the deceased

Jamita who executed a registered Will in favour of the defendant on

17.4.1984. The defendant claimed that after the death of Jamita he was in

possession of the land in dispute as a owner. Locus standi of the

plaintiff/respondent to file the suit was also challenged.

On the pleadings of the parties learned trial court was pleased

to frame the following issues:-

1. Whether the plaintiffs are the heirs of Jamita deceased and

have locus standi to file the suit? OPP

2. Whether the plaintiffs are in possession of the suit land and

a suit for declaration and injunction is maintainable? OPP

3. Whether Jamita deceased executed a valid will in favour of

the defendant on 17.4.1984? OPD

4. If issue No.3 is proved,whether the alleged will is the result

of fraud, misrepresentation under influence and concealment

of true facts? OPD

5. Whether the plaintiffs are estopped to file this suit by his act

and conduct? OPD

6. Whether plaint is properly valued for purposes of court fee

and jurisdiction? OPD

7. Whether the plaintiff is entitled to decree for declaration as

in alternative in possession? OPP

8. Relief

On issue No.1 learned trial court on the basis of evidence led
RSA No.2152 of 1989 4

by the parties held that the plaintiffs were heirs of Jamita deceased and

thus, had locus standi to file the suit. On issue No.2 in view of the revenue

record placed on record and also admission of defendant while appearing as

DW-3 it was held that the plaintiff/respondents were in possession of the

suit land and therefore, the suit as framed was maintainable. On issue No.3

learned trial court held that the defendant examined DW 1 Harjinder Singh

son of Thakur Singh i.e. the Deed Writer of Will dated 17.4.1984, which

was said to have been executed by Jamita and scribed by him.

Scribe also stated that the Will was signed by Jamita after

understanding the contents and attesting witnesses also signed and thumb

marked the Will. Bhajan Singh and Jagiri were said to be the attesting

witnesses to the Will. The Will was registered in the office of Sub Registrar.

Learned trial court took note of the documentary evidence i.e.

voter list Ex.D.2 and death certificate of Jamita Ex.D.4. The court held that

last rites of Jamita were performed by the appellant/defendant and thus, on

the basis of evidence brought on record held that execution of Will was

duly proved. Issue No.3 was accordingly decided in favour of the

defendant/appellant and it was held that Jamita deceased executed a valid

will in favour of the defendant/appellant on 17.4.1984.

Issue No.4 was decided against the plaintiffs for want of

evidence whereas Issues No.5 and 6 were decided against the defendant as

not pressed. On issue No.7 in view of the findings recorded on issue No.3 it

was held that the plaintiff/respondents were not entitled to decree for

declaration and in the alternative for possession. Consequently, the suit was
RSA No.2152 of 1989 5

dismissed.

The plaintiff/respondents preferred an appeal against the

judgment and decree and challenged the findings of learned lower appellate

court on issue No.3. Learned lower appellate court affirmed the findings on

issue No.1 and 2. Finding on issue No.3 were reversed by holding as under:-

” Budh Singh defendant has examined Harjinder Singh the

scribe of the Will and Bhajan Singh one of the marginal

witnesses. The scribe has confirmed that he recorded the will

at the desire of Jamita and had read over to him who signed and

thumb marked it. Bhajan Singh and Jagira Sarpanch were the

marginal witnesses. In his cross-examination, he has admitted

that he had not known Jamita personally. Bhajan Singh

attesting witness appeared as DW 2 and stated that the will had

been scribed at the desire of Jamita and was attested by Jagira

and himself and the will is Ex.D.1. In his cross-examination,

however, claimed that he was not present when Jamita signed

the will but had gone away to take water.

To my mind Bhajan Singh had made a very safe

statement in order to avoid his prosecution with respect to the

forgery of the will and putting up a false person as Jamita. He

does not claim that the will was signed by Jamita nor does he

state that the attested the will after getting any admission of

Jamita to have executed the will. In this situation it cannot

beheld that the will had been duly attested by two witnesses in
RSA No.2152 of 1989 6

the presence of the testator and who had seen him signing. In

his cross-examination Bhajan Singh claimed that Jamita came

to their village in the year 1979 and he had not seen him earlier.

That when he first saw him he found Jamita sitting on the road

but he did not talk to him though he had seen him talking to

other persons,. Budh Singh in his cross-examination claimed

that prior to the year 1968 he had never seen Jamita but it was

his father who had told him that Jamita was his cousin brother.

That it was one Mela in the year 1976 when Jamita met him for

the first time and he made inquiries from him and after making

inquiries abut the names of his father and grandfather Jamita

identified him. This statement can hardly be accepted as

correct. To my mind Budh Singh and his father had brought

some old man and put him up as Jamita in order to grab the

property of Jamita deceased. His statement that Jamita met him

in the Mela in the year 1976 is contradicted by Bhajan Singh

who claims that he had seen Jamita for the first time in the year

1979 and that too sitting on a road where he was wearing

clothes of a Sadhu. To my mind Bhajan Singh was conscious of

the fact that it was an important thing as to who signed the will

as Jamita. The evidence brought for this is not sufficient to

hold that it was Jamita son of Julli who had executed the will.

If in fact Jamita had returned from his vagrancy on which he

went many years ago, and had identified some distant
RSA No.2152 of 1989 7

collateral, it is unlikely that he did not visit his own village

thereafter.

10. In the will it had been scribed that Budh Singh was his

nephew but a reference to the pedigree table shows that Budh

Singh is not related to Jamita in any of the degrees of the

family. It was thus a false recital made in the will and it makes

the will all the most suspicious. I accept the argument of Shri

Bhag Singh who appears for the plaintiff/appellants that the

will Ex.A.1 was a forgery and not executed by Jamita the last

proprietor of the land in suit. The mere fact that the document

was got registered by the person who claimed himself to be

Jamita and his identify on the basis of Jagira Sarpanch accepted

by the Tehsildar, was not sufficient to prove the case of the

defendant. I hold the will to be a forge document and I set aside

the finding of the trial court on issue No.3 and decide it in

favour of the plaintiffs.”

Other issues were not pressed. Consequently the suit filed by

the plaintiff/respondents stands decreed.

Mr.Harbhagwan Singh, learned senior counsel appearing on

behalf of the appellant raised the following substantial question of law for

consideration of this court in this appeal:-

“Whether the lower appellate court has ignored important and

vital evidence and has taken into consideration inadmissible

evidence while reversing the judgment and decree of the trial
RSA No.2152 of 1989 8

court?

In support of the substantial question of law learned senior

counsel appearing on behalf of the appellant vehemently contended that

the finding recorded by the learned lower appellate court on issue No.3 is

the outcome of non-consideration of documentary evidence brought on

record. The contention of the learned senior counsel was that the stand of

the plaintiff/respondents that Jamita had gone to foreign country for the last

17/18 years stood belied by the documentary evidence brought on record i.e.

the voter list Ex.D.3 and the death certificate Ex.D.4. Learned senior

counsel contended that in case the Ex.D.3 and Ex.D.4 along with oral

evidence brought on record are considered in true perspective then it has to

be held that the execution of the Will stood proved and the learned lower

appellate court, therefore, was not justified in reversing the finding on issue

No.3.

Mr.Animesh Sharma, learned counsel appearing on behalf of

the respondent/plaintiffs supported the judgment and decree passed by the

learned lower appellate court and contended that the substantial question of

law as framed does not arise for consideration. Learned counsel for the

respondents contended that in the present case learned lower appellate court

was right in holding that the Will was not proved in terms of Section 63 of

the Succession Act, 1925 as the only attesting witness produced to prove the

Will categorically stated that he was not present when Jamita signed the

Will as he had gone away to take water. The contention therefore, was that

once the execution was not proved in terms of Section 63 of the Succession
RSA No.2152 of 1989 9

Act issue No.3 was rightly decided against the defendant/appellant.

In support of this contention learned counsel for the

respondents placed reliance on the judgment of the Hon’ble Supreme Court

in the case of Girja Datt Singh Vs. Gangotri Datt Singh AIR 1955 SC

346, wherein Hon’ble Supreme Court has been pleased to lay down that to

prove the due attestation of the propounder of the Will has to prove that

the testator signed the Will, and further that they signed the same in the

presence of the testator.

Reliance was also placed on the judgment of Hon’ble Supreme

Court in the case of Apoline D’Souza Vs. John D’Souza 2007 (3) RCR

(Civil) 260, wherein Hon’ble Supreme Court has been pleased to lay down

that mere fact that the Will was registered one would not dispense with the

requirements of proof of due execution and attestation of the Will.

Reliance was also placed on the judgment of Hon’ble Madhya

Pradesh High Court in the case of Virendra Singh Pal Vs. Kashibai 1998

(4) RCR (Civil) 236 wherein the Hon’ble Madhya Pradesh High Court has

been pleased to lay down that if executant affixed thumb mark subsequent

to attestation by two witnesses on Will, said attestation is not attestation in

the eye of law and Will deserves to be ignored.

Mr.Animesh Sharma, learned counsel appearing on behalf of

the respondents also relied upon the judgment of Hon’ble Supreme Court in

the case of Janki Narayan Bhoir Vs. Narayan Namdeo Kadam 2003 (1)

RCR (Civil) 409 to contend that a person propounding the Will has got to

prove that the Will was duly and validly executed. The Will cannot be
RSA No.2152 of 1989 10

proved simply by proving that signatures on the Will were that of the

testator but must also prove that attestations were also made properly as

required by Clause (c) of Section 63 of the Succession Act.

Finally reliance was placed on the judgment of Hon’ble Madras

High Court in the case of Rengasamy Vs. Rugmini and others 2007 (5)

RCR (Civil) 72 to contend that though the Will could be proved by

examining one attestor to the Will but if in the cross-examination he admits

that he did not see the testator signing the Will the execution of the Will

would not be proved.

The contention of the learned counsel for the respondents is

that the case in hand is squarely covered by the judgment of Hon’ble

Madras High Court in the case of Rengasamy Vs. Rugmini and others

(supra).

On consideration of matter, I find force in the contentions

raised by the learned counsel for the respondents.

The requirement of attestation is statutory in nature, in view of

Section 63 of Succession Act and cannot be done away with under any

circumstances. While it is true that in a testamentary disposition, the intent

of the attestor is to be assessed in its proper perspective but that does not,

however, mean and imply non-compliance of statutory requirement. The

intention of the attestor and its paramount importance cannot thwart the

statutory requirement. No doubt the scribe has subscribed his signature but

‘scribe’ in accordance with common English parlance means and implies the

person who writes the document. In England the King’s Secretary is
RSA No.2152 of 1989 11

popularly known as Scribaregis. Be that as it may, in common parlance an

attribute of scribe as a mere writer does not stretch the matter further. In the

contextual facts, while the writer did, in fact, subscribe his signature but the

same does not underrate the statutory requirement of attestation. The

strenuous submissions made in support of the appeal that attesting witnesses

have no other role to play but to subscribe their signatures in order to prove

the genuineness of the Will, therefore, cannot be accepted.

In view of the settled proposition of law and the findings

recorded above, the documents which are said to have been ignored by the

learned lower appellate court were of no relevance as the

defendant/appellant failed to prove the due execution of the Will.

Learned lower appellate court was, thus, right in reversing the

finding of the learned trial court on issue No.3.

The substantial question of law raised is, thus, answered

against the appellant/defendant.

Consequently, the appeal is ordered to be dismissed but with

no order as to costs.

2.02.2009                                            (Vinod K.Sharma)
rp                                                        Judge