High Court Punjab-Haryana High Court

Rajeshwari vs Kuldeep Kaur And Others on 11 May, 2009

Punjab-Haryana High Court
Rajeshwari vs Kuldeep Kaur And Others on 11 May, 2009
Civil Revision No. 5326 of 2008                                 -1-

                                        ****


       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH


                         Civil Revision No. 5326 of 2008
                         Date of decision: 11.05.2009.


Rajeshwari

                                                           Petitioner

                                   Versus

Kuldeep Kaur and others                                    ...Respondents


CORAM: HON'BLE MR. JUSTICE S.D.ANAND.


Present:     Mr. Rahul Sharma,Advocate for the petitioner

             Mr. Amit Sharma, Advocate for the respondents

                                *****

S.D.ANAND, J.

The defendant-petitioner is in revision against the

impugned order dated 23.8.2008 vide which a plea filed by her for

treating the (territorial) jurisdiction issue as being preliminary in

character was declined.

The pleadings of the parties, as apparent from the record,

are as under:-

The respondent Kuldip Kaur filed a plea under Section

278 of the Indian Succession Act for the grant of probate in respect

of a testamentary disposition dated 14.11.2004 purporting to have

been executed by late Sh. Pawandeep Sandhu son of

Sh.S.S.Sandhu.

Civil Revision No. 5326 of 2008 -2-

****

Apart from contesting the grant of probate on merit, the

defendant-petitioner also raised a preliminary plea that the Courts at

Ludhiana have no territorial jurisdiction to try the controversy

inasmuch as neither the testator nor the contesting parties were

residents of Ludhiana and the former (testator) did not own any

immovable property at Ludhiana either.

Learned Trial Court declined the plea by observing that

“Pawandeep Sandhu deceased had immovable property at Ludhiana

at the time of his death and thus, the Civil Court at Ludhiana has

jurisdiction according to Section 270 and 276 of the Indian

Succession Act.”

In obtaining that view, the learned Trial Court also drew

sustenance from the fact that “the issue of territorial jurisdiction is

mixed question of law and fact and cannot be treated as preliminary

issue unless the evidence is led by the parties.”

Mr. Rahul Sharma, learned counsel appearing on behalf

of the defendant-petitioner, argued that the impugned order contains

factually wrong averment to the effect that the testator held

immovable property at Ludhiana at the time of his death. The

argument raised thereby was that the property which he otherwise

held at Ludhiana had been acquired before his death and is is only

the proceedings for disbursement of the compensation amount which

were pending in the Courts at Ludhiana. The further argument raised

thereby was that the pendency of proceedings would not be

supportive of the averment that the deceased testator held any
Civil Revision No. 5326 of 2008 -3-

****

property at Ludhiana at the relevant point of time.

In an act of resistance to the above plea, the learned

counsel for the respondent Kuldeep Kaur pointed out that the

deceased being an unmarried man was moving here and there and

was also residing at Ludhiana at certain point of time. The plea

raised thereby was that even if he was putting up at Ludhiana for a

short duration from time to time, it would invert the Courts at

Ludhiana to try the matter. It was also argued that the falsity or

otherwise of the averment (that deceased testator was residing at

different places including Ludhiana at different parts of time) is a

matter which shall have to be adjudicated upon only after the parties

have been afforded an opportunity to adduce evidence at the trial. It

was also pointed out that a part of the evidence has already been

recorded.

In the circumstances of the case, there is no escape from

the conclusion that it only on appreciation of substantive evidence,

adduced by the parties in support of the above quoted averments,

that the learned Trial Court would be in a position to take a decision

either way. It is not a case where it is conceded position that

deceased testator never ever resided at Ludhiana. Even otherwise,

it is apparent from the pleadings of the parties that he did hold

immovable property within the jurisdiction of the Courts at Ludhiana

and the controversy pending is in respect of that very land or the

compensation payable in respect thereof.

In the circumstances of the case, the learned Trial Court
Civil Revision No. 5326 of 2008 -4-

****

had taken a possible view. There is no judicial pronouncement

requiring a compulsive finding that a controversy about jurisdiction

must be taken up in the first instance. There are cases (as in the

present case) where the point under adjudication is mixed question

of law and fact. In such an eventuality in any case, the Trial Court

need not necessary take up the matter as preliminary issue in the

first instance.

The petition is held to be denuded of merit and is ordered

to be dismissed.

May 11, 2009                                  (S.D.Anand)
Pka                                              Judge