High Court Kerala High Court

Pushpavathy vs Anirudhan on 25 June, 2010

Kerala High Court
Pushpavathy vs Anirudhan on 25 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 173 of 2001(E)



1. PUSHPAVATHY
                      ...  Petitioner

                        Vs

1. ANIRUDHAN
                       ...       Respondent

                For Petitioner  :SRI.R.S.KALKURA

                For Respondent  :SRI.ABRAHAM MATHEW (VETTOOR)

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :25/06/2010

 O R D E R
                      M.N. KRISHNAN, J.
                  ...........................................
                        A.S.NO.173 OF 2001
                  .............................................
             Dated this the 25th day of June, 2010.

                         J U D G M E N T

This is an appeal preferred by the plaintiff in

O.S.No.377/1996 on the file of the Subordinate Judge’s

Court, Nedumangad against the judgment and decree

dismissing a suit for partition. The brief facts necessary for

the disposal of the appeal are stated as follows:

2. Admittedly the plaint schedule property belonged to

one Sidhardhan. It is also admitted that Sidhardhan

committed suicide. At the time of death of Sidhardhan, he

did not have wife and children or his mother. But was

survived by his sister – the plaintiff, Soman -D1, Viswanathan

D2 and Anirudhan D3. During the pendency, Soman died

and his legal representatives are impleaded as D6 and D7,

Viswanathan (D2) died and his legal representative is

impleaded as D8. It is the case of the plaintiff that on the

death of Sidhardhan as per the provisions of the Hindu

Succession Act, the property had devolved upon her and D1

to D3 and therefore she is entitled one out of three shares

: 2 :
A.S.NO.173 OF 2001

in the plaint schedule property.

3. On the other hand, the defendants would contend

that the plaintiff does not have any right in the property of

deceased Sidhardhan for the reason that before the death of

Sidhardhan, he had executed a Will which is marked as

Ext.B10 whereby the plaintiff is not entitled to any share

over the property. It is also their case that before

Sidhardhan committed suicide, he had written a note in

which also he had made mention to disinherit the plaintiff.

Before considering the validity of the Will also, the

question to be considered is whether deceased Sidhardhan

had other legal representatives. It is submitted that

Sidhardhan did have another brother, who had died before

him. But as per Schedule 2 of the Hindu Succession Act

when brother and sister are alive, they take it together and

exclude the brother’s children. Therefore there cannot be

any dispute that if the Will is not there, the property would

belong to the plaintiff and D1 to D3 equally.

4. Now about the Will. This unfortunate man lost his

wife and child and ultimately he also committed suicide and

: 3 :
A.S.NO.173 OF 2001

the so called kith and kin are now fighting for his

properties. This shows the way in which the moral standard

has come down.

5. Ext.B10 is an unregistered Will. I am conscious of

the fact that a Will need not be registered. A perusal of the

Will would show that in the last sentence of the Will, name

Sidhardhan is written and it is signed. The two attesting

witnesses to the document are (1) Nadarajan who is an

Assistant in LIC of India and (2) one Sukumara Panicker.

Will is to be proved as contemplated under Section 63 of the

Indian Succession Act. Under Section 63(c) of the Indian

Succession Act a Will has to be attested by two or more

witnesses each of whom has seen the testator sign or affix

his mark to the Will or has seen some other person sign the

Will, in the presence and by the direction of the testator or

has received from the testator a personal acknowledgment

of his signature or mark, or of the signature of such other

person; and each of the witnesses shall sign the will in the

presence of the testator, but it shall not be necessary that

more than one witness be present at the same time, and no

: 4 :
A.S.NO.173 OF 2001

particular form of attestation shall be necessary. So, the

section mandates that affixing of the signature by the

testator has been witnessed by two or more witnesses. It is

also an imperative stipulation that each of the witnesses shall

sign in the presence of the testator. So it is necessary that

there must be evidence to speak that testator had affixed

his signature and that the testator had seen both the

attesting witnesses affixing their signature in the Will.

6. The learned counsel for the appellant has brought to

my notice a decision of the Supreme Court of India reported in

Janaki Narayan Bhoir v. Narayan Namdeo Kadam (AIR

2003 SC 761). In that decision, it has been specifically stated

that at least one attesting witness has to be called for

proving due execution of the Will as envisaged under

Section 63. But what is significant and to be noted is that

one attesting witness examined should be in a position to

prove the execution of the Will.

7. The other decision referred to is the one reported in

Yumnam Ongbi Tampha Ibema Devi v. Yumnam

Joykumar Singh (2009 (4) SCC 780). In that case also the

: 5 :
A.S.NO.173 OF 2001

Supreme Court has made it very clear that attesting witness

should speak not only about testator’s signature or affixing

his mark to the Will but also that each of the witnesses had

signed the Will in the presence of the testator. It is in this

background one has to analyse the materials before the

court.

8. DW2 is the attesting witness. Unfortunately not

even a single question is seen put in the chief examination

regarding statutory compliance of Section 63 of the Indian

Succession Act. What he says in the chief examination is

that he had signed the Will and he had seen the said

Sidhardhan affixing his signature. Not even a single

question is put regarding the other witness or the

attestation or seeing the signature by this witness. No

evidence is adduced in this case to establish that DW2 had

seen the attesting witness affixing his signature in front of

the testator. It might not have been a requirement, had the

second attesting witness been examined. The learned

counsel would contend that the second attesting witness is

dead but, according to him, it is only a hear say

: 6 :
A.S.NO.173 OF 2001

information. Even if it is assumed that the said Nadarajan

is dead, it is all the more responsibility of the propounder

of the Will to prove the attestation of the Will in accordance

with Section 63 of the Indian Succession Act. There is

absolutely no evidence with respect to the mandate required

under Section 63 of the India Succession Act. Therefore,

when the attestation of the Will by the second attesting

witnesses is not proved before the court, it becomes a

document which cannot be taken as validly proved in order

to enter into a finding on the basis of the same.

9. The learned counsel would contend that in some

other proceedings this Will had been produced and the

present plaintiff has been impleaded as a party and she did

not contest the case. It is a suit for realisation of the

money due to Sidhardhan. So far as the present plaintiff is

concerned, one could not say that she had contested the case

or admitted the execution of the Will or in other words

there was no admission by the plaintiff regarding the

genuineness of the Will in the previous proceedings and she

had not also consented to the correctness of the Will in the

: 7 :
A.S.NO.173 OF 2001

said proceedings. Therefore I need not go into other

questions like the surrounding circumstances of the case

and clouding of suspicion on the genuineness of the Will

since attestation is not properly proved as contemplated

under Section 63 of the Indian Succession Act. A propounder

cannot claim right under the said document Ext.B10. Then

the next question is regarding the some writings rendered

by Sidhardhan before he committing suicide. He had written

2-3 pages and there is a recital in that writing to exclude

the sister from inheriting any property. One cannot

characterise it as a Will or codicil because both requires

attestation and therefore that document is not legally

sufficient to throw away the right of the plaintiff over the

property.

10. The learned counsel for the defendants in the

belated stage contended that the suit is bad for non-jointer of

parties. (1) On account of non impleadment of the heirs of

the deceased brother and (2) non impleadment of the legal

representatives of D1 and D2. So far as the predeceased

brother is concerned since the brother had predeceased

: 8 :
A.S.NO.173 OF 2001

Sidhardhan, they do not get any right over the property. So

far as the legal representatives of D1 and D2 are

concerned, certainly they are entitled to get right over the

property and when the impleading petition was filed by the

plaintiff, the contesting defendants did not raise any

contention regarding the non joinder and it is also found that

the issue regarding non joinder is not raised. At any rate,

the right of the said brothers can be allotted to the person

who is in the party array and if there are other legal

representatives, they will be entitled to derive from the said

persons. As the litigation had started in the year 1996,

there may shall not be further prolongation.

11. From these discussions, I find that the finding of

the trial court upholding the validity of Ext.A10 is to be set

aside and I do so and the plaintiff is entitled to share as

legal heir of Sidhardhan. Therefore the judgment and decree

of the trial court are set aside and the appeal is allowed and

a preliminary decree for partition is passed as follows:

(1). The plaint schedule properties be divided into 4

equal shares and allot one such share to the plaintiff. (2)

: 9 :
A.S.NO.173 OF 2001

Defendants 1 to 3 are entitled to get one share each and

as D1 and D2 are dead and it is submitted that some of the

legal representatives are on the party array, the share due to

D1 and D2 be alloted to the parties who is before the court

from whom if there are any other legal representatives, they

can claim their right. (3) it is also made clear that if there

are any equity requires consideration that has become

necessary on account of construction of any building by the

defendants, let it be considered in the final decree

proceedings. Amicable settlement can be tried between the

parties.

M.N. KRISHNAN, JUDGE.

cl

: 10 :
A.S.NO.173 OF 2001

M.N. KRISHNAN, J.

…………………………………….
A.S.NO.173 OF 2001
………………………………………
25th day of June, 2010.

J U D G M E N T