Bombay High Court High Court

Mrs. Kumud Subhash Jadahv vs B.N.Thimmajamma And Ors. on 25 March, 2009

Bombay High Court
Mrs. Kumud Subhash Jadahv vs B.N.Thimmajamma And Ors. on 25 March, 2009
Bench: R.Y. Ganoo
                               ( 1 )

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                ORDINARY ORIGINAL CIVIL JURISDICTION
USJ
                  TESTAMENTARY SUIT NO.37 OF 1992
                                 IN
                TESTAMENTARY PETITION NO.603 OF 1990




                                                               
       Subhash Hiraji Jadhav
       (Since deceased)




                                       
       1. Mrs. Kumud Subhash Jadahv, aged
       about 29 years, widow of the
       deceased original petitioner No.1
       (Plaintiff No.1,) daughter-in-law
       of the deceased, Hindu, Inhabitant




                                      
       of Bombay, residing at B/15,
       Swapna Safalya Co-op.Housing Soc.Ltd.,
       J.B. Temkar Marg, Prabhadevi,
       Bombay - 400 025.




                              
       2. Akhilesh Subhash Jadhav
       son of the deceased
       original petitioner NO.1/plaintiff No.1
                 
       of Hindu, Indian Inhabitant, residing
       at Block No,15, B-1,
       Swapna Safalya Co.-Op. Housing
       Society, Ltd., J.B. Temkar Road,
                
       Prabhadevi, Mumbai-400 025.             ..Plaintiffs
                               Verses

       1. Padmakar Hiroo Jadhav,
       7/14, Municipal Staff Colony,
       Sashmira Road, Prabhadevi,
        


       Bombay - 400 025.
     



       2. Smt.Indira Hiroo Jadhav
       7/14, Municipal Staff Colony,
       Sashmira Road, Prabhadevi,
       Bombay - 400 025.
       (since deceased)
 




       3. Smt.Sumitra Surve,
       Mankar Bldg, 2nd Floor, Room No.39,
       11th Lane, Khetwadi, Bombay-400 004.

       4. Smt.Meghana Vasant Shinde,





       7/14, Municipal Staff Colony,
       Sashmira Road, Prabhadevi,
       Bombay - 400 025.                       ..Defendants/
                                                 Caveators

                               ......
       Miss. K.C. Nichani for plaintiffs
       Mr. H.S.S. Murthy i/by D.R. Mishra for defendants




                                       ::: Downloaded on - 09/06/2013 14:27:27 :::
                                        ( 2 )

                                       ......


                                      CORAM : R.Y. GANOO, J.

DATED : 25th March, 2009

Judgment :

1. One Mr. Subhash Hiraji Jadhav and Mrs. Kumud

Subhash Jadhav filed petition No.603 of 1990 for

Letters of Administration with a Will annexed in

regard to the Will purported to have been executed by

Hiroo alias Hiraji Laxman Jadhav on 3rd December,

1988. After the filing of the petition, citations

were served upon the heirs of said Hiroo alias Hiraji

Laxman Jadhav
ig (hereinafter referred to as the “said

deceased”). In all four persons i.e. Padmakar,

present defendant, Smt.Indira, Mrs.Sumitra and

Mrs.Meghana filled caveat jointly. Present defendant

No.1 Mr. Padmakar filed affidavit in support of the

caveat for himself and on behalf of other caveators.

It is in these circumstances, office while converting

the testamentary petition in the suit showed the name

of Padmakar H. Jadhav and others as the defendants.

Hence, to the present suit Padmakar Hiraji Jadhav

would be defendant No.1, Smt. Indira Jadhav (since

deceased) would be defendant No.2, Smt. Sumitra

(correct name Sunetra S. Surve) would be defendant

No.3 and Mrs. Meghana Vasant Shinde would be

defendant No.4.

::: Downloaded on – 09/06/2013 14:27:27 :::

( 3 )

2. In the affidavit in support of the caveat,

with a view to oppose the grant of the petition

following points were raised.

(i) The purported Will is not the Will as per

the law. (ii) The deceased was not in sound

state of mind. (iii) The deceased was

controlled by Subhash Jadhav and present

petitioner No.1 Mrs. Kumud. (iv) The Will

was executed under force and coercion. (v)

There was no reason to deprive Smt. Indira

and

unmarried daughter Shubhangi who is now

known as Mrs.Sunetra. (vi) The Will is forged

and fabricated.

3. It is required to be mentioned that during the

pendency of this suit, Subhash Jadhav, original

petitioner No.1 expired. He left behind him Mrs.

Kumud and Akhilesh his son. Consequently, name of

Akhilesh was brought on record as petitioner. Based

on the text of the petition as well as affidavit in

support of the caveat, following issues came to be

framed on 19th December, 2007.

                      ISSUES                                    FINDINGS




                                                 ::: Downloaded on - 09/06/2013 14:27:27 :::
                                        ( 4 )


     1. Whether the Will dated 3rd
     December, 1988 is the last                       In the affirmative
     Will and testament of Hiroo
     alias Hiraji L. Jadhav and
     the   same is    legally  and
     validly executed by him?




                                                                        
     2.   Do the defendants prove
     that the subject    Will  is                     In the negative




                                                
     forged and fabricated by the
     plaintiffs ?

     3. What order ?                                  As per final Decree




                                               
     .         My    answer to each of the issue is                   mentioned

as against the respective issues.

4. At trial on behalf of the plaintiffs, Smt.

Kumud

Attesting
S.

                    
                     Jadhav

                     witness
                               plaintiff

                                  of    the
                                                 No.1

                                                said
                                                            gave

                                                          Will
                                                                      evidence.

                                                                     dated       3rd
                   
     December,      1988    by name Mr.        Jayant C.         Kamani        gave

     evidence      as PW-2.    No other witness was examined                       on

     behalf    of plaintiffs.          On behalf of the            defendants,
      


     defendant      No.1    Mr.    Padmakar H.        Jadhav son of              the
   



     deceased      gave    evidence as DW-1.          Mrs.         Sunetra         S.

Surve daughter of the deceased gave evidence as DW-2.

Mrs. Sunetra was unmarried in December, 1988 and her

maiden name was Shubhangi and a reference to her is

found in the text of the Will. No other witness was

examined on behalf of the defendants.

5. Before I proceed to deal with the issues, it

would be convenient to narrate certain persons who

figure in the entire matter. Subhash H. Jadhav

::: Downloaded on – 09/06/2013 14:27:27 :::
( 5 )

original plaintiff No.1 and defendant No.1 Padmakar

H. Jadhav are the sons of the deceased, out of which

Subhash died during the pendency of the suit. Smt.

Indira was wife of the deceased who died after the

deceased during the pendency of the suit.

Mrs.Meghana is the married daughter of the deceased,

Mrs. Sunetra (nee Kum.Shubhangi) is the daughter of

the deceased. Mrs. Kumud, present plaintiff No.1 is

the daughter-in-law of the deceased and Akhilesh

plaintiff No.2 is the grand son of the deceased.

Advocate Mr.A.G.Shah who is referred to in the

evidence is the advocate who is said to act as an

attested witness and who is said to have prepared the

Will at the instance of the deceased. Mr. Jayant

Kamani an attesting witness has been family friend of

deceased.

6. I have extensively heard learned Counsel

Miss. Nichani on behalf of the plaintiffs and Mr.

Murthy on behalf of the defendants. Since the

dispute between the parties relates to the suit Will,

it became necessary for the Court to appreciate the

evidence and ascertain whether the plaintiffs have

been able to prove the Will in accordance with the

provisions of law and whether the plaintiffs have

been able to show that the said Will dated 3rd

December, 1988 is the last Will and testament duly

::: Downloaded on – 09/06/2013 14:27:27 :::
( 6 )

executed by the deceased. Considering the case law

developed in the matter, it became necessary for the

Court to consider certain circumstances, which in the

submission of the Counsel for the defendants could be

termed as suspicious circumstances as regards making

of the Will and it became necessary for this Court to

consider the evidence from that angle. At this

juncture itself, it would be convenient to point out

that learned Counsel Mr. Murthy relied upon the

judgment in case of H.Venkatachala Iyengar Vs.

B.N.Thimmajamma and Ors., AIR 1959, SC 443 (V46 C56)

and drew my attention to paragraph Nos.18 to 21. As

per paragraph
ig 18 the Court is required to consider

the record as regards execution of the Will. As per

paragraph No.19 the Court is required to ascertain

the mental and physical condition of the testator.

Paragraph 20 lays down the law as regards the various

suspicious circumstances and how to appreciate the

evidence. Paragraph 21 deals with the point viz.

propounder of the Will taking prominent part in the

execution of the Will and related aspects. He also

relied upon the judgment in the case Rani Purnima

Debi and Anr. Vs. Kumar Khagendra Narayan Deb and

Anr., AIR 1962, SC 567 (V 49 C 86) to bring to the

notice of the Court the concept of the unnatural Will

as discussed in paragraph No.5 and the role to be

played by the Registering authority as discussed in

::: Downloaded on – 09/06/2013 14:27:27 :::
( 7 )

paragraph No.23. He also relied upon judgment in the

case of Ram Piari Vs. Bhagwant and Ors. AIR 1990,

SC 1742 which deals with a situation when

disinheritance is amongst heirs of equal decree and

no reason for exclusion is disclosed. He also relied

upon judgment in case of Kalyan Singh Vs. Smt.Chhoti

and Ors. AIR,1990, SC 396 which redeclares the law

as regards appreciation of various circumstances

which could be termed as suspicious circumstances.

He also relied upon the judgment in the case of

Kanakku Veettil K.P. Sankarankutty Menon Vs.

Malathy Amma and Ors. AIR 1991, Kerla 123 which

equally

deals with various points discussed in

earlier judgments. The learned Counsel Miss.

Nichani relied upon the judgment Smt.Malkani Vs.

Jamadar and Ors.AIR 1987, SC 767 (Punjab & Hariyana)

wherein the Supreme Court indicated that the

testamentary capacity of the testatrix and the

genuineness of the Will cannot be doubted only

because the beneficiaries under the Will took active

part in its execution.

7. I have perused the aforesaid judgments and I

have appreciated the evidence in the light of the

principles discussed in the said judgments. The

three issues as above can be discussed together

keeping in view the nature of the evidence placed

::: Downloaded on – 09/06/2013 14:27:27 :::
( 8 )

before the Court. Now, I proceed to appreciate the

evidence from the stand point of deciding whether the

plaintiffs have proved the due execution of the Will.

Learned Counsel Miss. Nichani appearing on behalf of

the plaintiffs pointed out to the Court that the Will

came to be drafted by advocate Mr.A.G. Shah

(hereinafter referred to as the “said advocate”) and

the said Will came to be executed at the residence of

the deceased on 3rd December, 1988 in the presence of

Mr. Subhash Jadhav, Mrs.Kumud S. Jadhav PW-1 and

the said advocate and Mr.Jayant PW-2. It was pointed

out that the evidence placed before the Court through

Kumud PW-1 and Jayant PW-2 if perused carefully would

go to show that these two witnesses have given cogent

evidence as regards the execution of the Will in all

respect i.e. signature of testator and signature of

two attesting witnesses. She had also drawn my

attention to the evidence of Padmakar H. Jadhav,

DW-2 in cross-examination where Padmakar DW-1 has

conceded that the Will was properly executed and he

(Padmakar DW-1) was challenging the legality of the

Will. The Counsel for defendants Mr. Murthy had

opposed the submission made by learned Counsel Miss.

Nichani and had tried to submit that the plaintiffs

have failed to prove the Will in accordance with the

provisions of law.

::: Downloaded on – 09/06/2013 14:27:27 :::

( 9 )

8. With the assistance of the Counsel of both

the sides, I have perused the evidence. Since

Subhash H. Jadhav expired before commencement of

recording of evidence, Subhash has not been examined.

According to plaintiffs, at the time of execution of

the Will, Mrs. Kumud PW-1, said advocate and Jayant

PW-2 were present. Plaintiffs have examined

Mrs.Kumud and Jayant PW-2. I have gone through their

evidence. Mrs. Kumud PW-1 states in her

cross-examination that deceased had instructed

Subhash to get advocate Mr. A.G.Shah for the

purposes of drafting the Will. Evidence of Mrs.Kumud

PW-1 clearly
ig shows that the deceased knew Mr.A.G.

Shah. It is required to be noted that the deceased

was working as a Clerk in the Municipal Corporation

and had retired. After having considered the Kumud

PW-1’s evidence, I am inclined to observe that

Mr.A.G. Shah acted as an advocate for preparation of

the Will. I am also inclined to accept the case of

the plaintiffs that the said advocate and Jayant PW-2

were present in the house of the deceased on 3rd

December, 1988 and the Will was executed on 3rd

December, 1988 and that said advocate and Jayant PW-2

tendered their signatures as attesting witnesses.

Jayant PW-2 in his evidence has stated that said

advocate had shown the original Will to the deceased

on 3rd December, 1988 and the deceased went through

::: Downloaded on – 09/06/2013 14:27:27 :::
( 10 )

it and thereafter tendered his signature and given to

to Mr.A.G. Shah for his signature as an attesting

witness and after Mr.A.G. Shah signed, it was given

to Jayant PW-2 for his signature as an attesting

witness and Jayant did tender his signature.

Mrs.Kumud PW-2 has also stated in her evidence as to

how the Will was executed. It is required to be

mentioned that all suggestions given to Mrs.Kumud as

well as Jayant PW-2 so as to disprove the execution

of the Will came to be denied. Apart from the

aforesaid evidence, the Padmakar DW-1 in the

cross-examination has given evidence as follows :-

“It is true that my father has executed this

Will now shown to me. It is true that the
Will has been attested by two attesting
witnesses. I am challenging the legality of
the Will”.

9. After having gone through the aforesaid

portion of the evidence of Padmakar DW-1, the stand

of the defendants as regards the execution of the

Will cannot stand. Mr. Padmakar DW-1 had admitted

that deceased had executed the Will and it was duly

attested by two attesting witnesses. Since no other

witness came to be examined on behalf of the

defendants to challenge the said execution of the

Will. I hold that the plaintiffs have proved

execution of the Will. According to learned Counsel

for the defendants, the plaintiffs should have

::: Downloaded on – 09/06/2013 14:27:27 :::
( 11 )

examined advocate Mr.A.G. Shah to dispel all doubts

regarding the execution of the Will. Learned Counsel

Miss. Nichani has submitted that if the evidence of

Jayant PW-2 and Mrs.Kumud PW-1 was led in such a

fashion that these two witnesses have been able to

prove the case of the plaintiffs, it was not

necessary for the plaintiffs to examine the said

Mr.A.G. Shah and no adverse inference should be

drawn for non-examination of said Mr.A.G. Shah and

it cannot be considered as a suspicious circumstance.

I have considered the rival submission. Evidence of

Mrs. Kumud PW-1 clearly indicate that Mr.A.G. Shah

had acted as an advocate in the matter of preparation

of the Will. She has stated that her father-in-law

had instructed Subhash to get Mr.A.G. Shah for the

preparation of the Will. Her evidence also goes to

indicate that Mr.A.G. Shah knew the deceased. In my

view, there is no specific challenge to the fact that

Mr.A.G. Shah and the deceased knew each other. In

any case, reading the evidence as a whole the case

put up by the plaintiffs that the deceased knew

Mr.A.G. Shah cannot be doubted. Mr. A.G. Shah is

a practicing advocate in Bombay. There is nothing to

doubt the word of Kumud PW-1 whose evidence shows

that Mr.A.G.Shah was involved in the preparation of

Will. Jayant PW-2 who is a third party so far as the

entire matter is concerned and he has made out the

::: Downloaded on – 09/06/2013 14:27:27 :::
( 12 )

presence of Mr.A.G. Shah in the house of the

deceased on 3rd December, 2008. In my view, Jayant

had no reason to give false evidence as regards the

presence of Mr.A.G. Shah. It is well known that

services of an advocate are availed of in the matter

of preparation of Will and it is not necessary that

in each and every case an advocate who prepared the

Will is required to be examined. The plaintiffs

after having gone through the evidence of Kumud PW-1

and Jayant PW-2 appear to have taken a decision of

not examining the said Mr.A.G.Shah. Their decision

was proper. In my view, non examination of said

Mr.A.G.

Shah cannot be termed as suspicious

circumstance. Similarly, no adverse inference is

required to be drawn against the plaintiffs.

10. Considering the aforesaid discussion and in

particular the evidence of Padmakar DW-1, discussed

above, I am inclined to observe that the plaintiffs

have proved the execution of the Will by the deceased

and that plaintiffs have also proved that two

attesting witnesses namely said Mr.A.G. Shah and

Jayant PW-2 did their job as attesting witnesses. At

this stage itself, it is required to be mentioned

that a stand was taken by the defendants that Jayant

PW-2 is an outsider to the entire family and his

acting as an attesting witness is unnatural. So far

::: Downloaded on – 09/06/2013 14:27:27 :::
( 13 )

as this aspect is concerned, defendants could not

bring on record any material to show that Jayant PW-2

was a got up witness. Mr. Jayant PW-2 is reported

to be a friend of Subhash and he used to visit the

house of the deceased and eventually Jayant PW-2 is a

family friend. The two photographs of Exhibit D-4

and D-5 came to be produced. In these two

photographs, Jayant is seen. These photographs

pertain to birthday celebration of Subhash’s son and

in the cross-examination of Padmakar DW-1, Padmakar

had to accept that Jayant was present at the time of

birthday celebration in the two photographs of

Exhibit D-4
igand D-5 and eventually he knows Jayant

PW-2 and that Jayant PW-2 was family friend.

11. In view of the aforesaid discussion, I hold

that the plaintiffs have been able to prove the due

execution of the Will.

12. Learned Counsel Mr. Murthy had tried to

place before the Court some points as suspicious

circumstances and wanted this Court to discard the

Will in question.

13. The first circumstance placed before the

Court is viz. the Will is unnatural. The learned

::: Downloaded on – 09/06/2013 14:27:27 :::
( 14 )

Counsel Mr. Murthy drew my attention to the original

Will Exhibit D-1 and submitted that Smt.Indira wife

of the deceased, Shubhangi now known as Sunetra and

Mrs. Meghana being daughters of deceased have been

excluded. According to Mr. Murthy, there was no

reason for the deceased to exclude his wife as well

as unmarried daughter Shubhangi. According to Mr.

Murthy, Subhash and Kumud controlled the deceased and

managed to get the Will executed in their favour. He

pointed out that no bequest is made in favour of any

relatives other than Subhash and Kumud or Akhilesh

son of Subhash and Kumud, which goes to show that the

Will is unnatural. He further pointed out that Kumud

PW-1 admits that there were no disputes between Smt.

Indira and the deceased as husband and wife and if

that be so there was no reason for the deceased to

exclude Smt.Indira. Insofar as this aspect is

concerned, I would like to reproduce the relevant

portion of the Will by which the deceased has given

explanation as to why he does not wish to give

anything to Smt.Indira, Shubhangi and other daughter

Mrs. Meghana. The relevant portion is as under:-

“1. I have in my family my wife Indira,
eldest son Padmakar, Younger Son Subhash and
two daughters i.e. Mangal (married) and
Shubhangi. However my eldest Son with his
family has separated and my wife and my
daughter Shubhangi stay with him separate
from me against my wishes. They have chosen
not to look after me or take care of me even

::: Downloaded on – 09/06/2013 14:27:27 :::
( 15 )

though I am not keeping well. I therefore do
not desire to bequeath anything to them under
my this Will. I have given enough to my
married daughter Mangal at the time of her
marriage, I therefore do not desire to
bequeath anything under this Will to her”.

14. A reading of this paragraph would clearly go

to show that the deceased has clarified as to why he

did not wish to give any property to Smt.Indira,

Subhangi and Mrs.Meghana. A reading of the above

paragraph would clearly go to show that Smt.Indira

i.e. wife of the deceased left the house alongwith

Padmakar DW-1 and started staying alongwith Padmakar

in so

against wishes of the deceased.

far as Shubhangi is concerned.

                                                  Same is the position

                                                              The      deceased
                    

has laid emphasis on the fact that Smt.Indira as well

as Shubhangi have not looked after or taken his care

even though he was not keeping well. It is admitted

by both the sides that deceased in the year 1981 had

paralysis and naturally being a paralytic person, he

required care and assistance. In so far as Mrs.

Meghna who is referred to as Mangal in the Will is

concerned, the deceased has clarified that he had

given enough to her at the time of her marriage and

that is why he was not willing to give anything to

her. Paragraph 2 of the said Will also goes to

indicate as to how the deceased wanted to bequeath

his property to Subhash and his family. The relevant

portion of the Will is as under:-

::: Downloaded on – 09/06/2013 14:27:27 :::

( 16 )

“2. My other Son Subhash and his family have
looked very well after me and are taking
proper care. I therefore desire to bequeath
to him and his family my present and residue
property at the time of my death as stated

hereafter”.

15. In my view, contents of paragraph 1 and 2

throw light on the mental frame of the deceased as to

why he wanted to exclude Smt.Indira, Padmakar,

Shubhangi and Mrs.Meghana and why he wanted to give

property to Mrs.Kumud and Subhash. It is true that

Mrs. Kumud PW-1 states in her evidence that

relations between the Smt.Indira and deceased were

good.

It is required to be mentioned that Mr.Kumud

PW-1 has stated in her evidence that on 29th

September, 1988 certain dispute as regards use of

water took place between Smt. Indira and Subhash and

that in the morning of 30th September, 1988, a

quarrel took place between Subhash on one hand and

Padmakar DW-1 and Mr.Vasant Shinde on the other. It

is seen that a police complaint came to be filed by

Shubhash. Padmakar DW-1 has not accepted this

incident and he claims that this incident is false.

Statement of the deceased came to be recorded by the

Police on 30th September, 1988 and that statement is

at Exhibit D-2. Said statement was read in evidence

at the request of both the Counsel. The said

statement clearly goes to show that in the morning of

::: Downloaded on – 09/06/2013 14:27:27 :::
( 17 )

30th September, 1988 exchange of words and a quarrel

took place between Subhash and one Mr. Shinde,

Padmakar DW-1 and Subhash was injured. The deceased

has stated about such a quarrel and the deceased has

also stated in his statement that because he was

paralytic, he just kept himself aloof. The deceased

has narrated about the said incident and has further

stated that Subhash and Kumud went to the hospital.

The deceased in the earlier part of the statement has

stated that relations between Padmakar DW-1 and

Mrs.Indira on one hand did not go well with Subhash

and his wife Kumud and he does not take part in that.

     It    is
                  
                admitted by both sides that the deceased                        was

     residing     in    the house namely flat            No.B-15,          Swapna
                 
     Saphyalya     CHS    Ltd., J.B.     Temkar Road,             Prabhadevi,

     Mumbai-25.        Evidence     of Mrs.Kumud PW-1 as               well       as

     Padmakar     DW-1    goes     to show that all was              not      well
      


     between     Subhash     and    Padmakar      DW-1.         Evidence          on
   



     record     also go to show that Padmakar and his                      family

     members,     Smt.Indira and Shubhangi left the house                         on





30th September, 1988. Even Padmakar DW-1 has stated

that he alongwith his family members, Smt.Indira and

Shubhangi left the house and got accommodated himself

finally in the quarters provided to him. From the

evidence on record, it is clear that Smt.Indira and

Shubhangi left deceased without any justification.

::: Downloaded on – 09/06/2013 14:27:27 :::

( 18 )

16. It is to be noted that if relations between

the deceased and the said Smt.Indira were good

naturally, the deceased expected that Smt.Indira

should stay with him. So far as Subhangi is

concerned, she has given evidence as DW-2 in the name

of Mrs.Sunetra S.Surve and she has admitted that her

relations with Subhash and Mrs.Kumud were cordial.

If that is so, she had no reason to leave the house

where the deceased was living. The deceased was not

very happy with Smt.Indira and Shubhangi leaving his

place and hence the deceased did not give any

property to Smt.Indira and Shubhangi. In so far as

Mrs.Meghna

is concerned, deceased is very much clear

that he had made enough arrangement for her at the

time of her marriage and, therefore, he was not

inclined to give anything to her. There is no reason

to challenge the statement of the deceased made in

the Will that he had provided enough money to

Mrs.Meghna at the time of her marriage. It is

pertinent to note that when such statement is

appeared in the Will, that should have been contested

by Mrs. Meghna. Mrs. Meghna has not given any

evidence to contest the statement made by the

deceased in the Will viz. enough provisions were

made by him during the marriage ceremony of Mrs.

Meghna. The record clearly goes to show that the

deceased was conscious of the fact that there is

::: Downloaded on – 09/06/2013 14:27:27 :::
( 19 )

dispute between Mrs.Indira and Kumud. The statement

recorded clearly indicates that on 30th September,

1988, some dispute took place between Subhash and

Padmakar DW-1 and that lead to such a situation that

Padmakar thought of leaving the house and staying

somewhere else. The statement made by the deceased

that quarrels used to take place everyday goes to

show that the deceased was not happy with the quarrel

between Padmakar DW-1 and Subhash.





                                 
     17.         Considering     the   text    of the Will            and      the

     evidence      of Padmakar DW-1 as well as Mrs.Kumud PW-1,

     it    is
                   
                 clear that the deceased was not in favour                       of

the Padmakar DW-1. It is seen that the deceased was

convinced that Subhash and Mrs. Kumud are taking his

care and attending to him. In fact, after Smt.Indira

and Padmakar DW-1 left the house in September, 2008,

the deceased was looked after by Subhash and Kumud

and mother of Kumud who is said to be residing little

away from the residence of the deceased. In my view,

the deceased was impressed by the fact that the

Subhash and Kumud are taking his care and, therefore,

property was bequeathed to them. In my view, the

frame of mind of the deceased was in consonance with

the terms which are set out in the Will and there is

no reason to treat exclusion of Smt.Indira and others

as suspicious circumstance.

::: Downloaded on – 09/06/2013 14:27:27 :::

( 20 )

18. There is a provision in the Will whereby if

son is born to Subhash and Kumud in addition to

Akhilesh, 1/3rd share coming to Akhilesh be divided

equally amongst them. Some arguments were advanced

by the Counsel for the defendants to show that the

said part of the bequest is not in consonance with

the provisions of law. However, no specific

provision of law was quoted by Counsel for the

defendants. In my view, the said bequest was in the

nature of an explanation if one more son was to be

born to Subhash. Record shows that Subhash had only

one son Akhilesh as such the bequest to Akhilesh will

operate. In any case, as no specific provision was

shown to treat that bequest as void, the said

argument is rejected.

19. Another suspicious circumstance in the

submission of the Counsel for the defendants was non

examination of Mr.A.G.Shah, advocate. I have already

discussed the effect of non examination Mr.A.G.Shah.

However, it will be proper to discuss some of the

aspects with reference to the evidence which are on

record whereby plaintiffs wanted to show that

Mr.A.G.Shah acted as attesting witness. Learned

Counsel Mr.Murthy has drawn my attention to the

following portion of cross-examination of Kumud

::: Downloaded on – 09/06/2013 14:27:27 :::
( 21 )

PW-1:-

“I do not know whether my father-in-law had

met Mr.A.G.Shah advocate any time prior to

the date of the Will”.

20. Counsel for the defendants had contended that

this would go to show that Kumud PW-1 could not

confirm as to whether Mr.A.G.Shah had met the

deceased. In my view, this evidence cannot be read

in isolation as Kumud PW-1 has stated that the

deceased had asked Subhash to get Mr.A.G.Shah as

attesting

witness. This would clearly go to show

that the deceased had communication with Mr.A.G.Shah

and he was called as attesting witness. In so far as

this aspect is concerned, I have already held that

Padmakar DW-1 has conceded that the said Will is that

of the deceased and was attested by two witnesses.

The fact that Mr.A.G.Shah participated in the matter

of preparation of Will is clear on the basis of what

is stated by Jayant PW-2 and the relevant portion is

as follows :-

“Advocate Mr.A.G.Shah handed over one paper

to late Hiraji, which he read. After
reading, the said paper; late Hiraji told
Mr.Arvind G.Shah, advocate that the Will has
been properly drafted by him. After reading
and confirming the correctness of the Will,
late Hiraji signed on his will in my presence
and, thereafter, he requested Advocate
A.G.Shah to sign on his Will as an attesting

::: Downloaded on – 09/06/2013 14:27:27 :::
( 22 )

witness”.

21. It is required to be mentioned that Jayant

PW-2 stood to the test of the cross-examination of

learned counsel for the defendants. In fact, the

aforesaid quoted portion clearly shows that the Will,

which came to be engrossed as original Will was

handed over by Mr.A.G.Shah advocate to the deceased

and the deceased after reading the same and

confirming the fact that the Will was properly

prepared by Mr.A.G.Shah tendered his signature. It

is required to be mentioned that the Will is in

English

language and the deceased was working as a

Clerk in the B.M.C. and there is no reason to hold

that the deceased could not read English.

22. It was faintly argued by learned advocate Mr.

Murthy that Kumud PW-1 knew Mr.Shah as her office was

close to the office of Mr.Shah and Mr.Shah had helped

Kumud PW-1 and Subhash. Evidence of Kumud PW-1 shows

that her office was at Dalal street and Mr.Shah’s

office is at Examiner Press Building. There is no

cross examination to suggest that Mr.Shah favoured

Kumud. Reading the evidence of Kumud PW-1 and Jayant

PW-2 it is clear that advocate Mr.A.G.Shah

participated in the process of preparation of Will

and signed as attesting witness. Therefore, merely

::: Downloaded on – 09/06/2013 14:27:27 :::
( 23 )

because the plaintiffs have not examined Mr.A.G.Shah

as a witness in the matter cannot be termed as

suspicious circumstance.

23. Mr.Murthy Learned advocate had raised another

circumstance namely the role of sub-Registrar in the

process of registration of Will. The said Will has

undergone the process of registration and the

sub-Registrar at Bombay has participated in the job

of registration. On the question of fetching the

sub-Registrar to the place of the deceased, Kumud

PW-1 states that while returning from her office, she

had taken sub-Registrar to her house. Jayant PW-2 in

the examination-in-chief has stated that after the

Will was executed, he and Mr.A.G.Shah were requested

by late Hiroo alias Hiraji Jadhav to wait for

sometime and Subhash was asked to get the

sub-Registrar. He further stated that sub-Registrar

of Assurance examined the subject Will and found to

be corrected. He further states that the

sub-Registrar registered the subject Will and he also

states that at the time of registration again

signatures that is to say signature of Mr.A.G.Shah

and his signature were obtained on the reverse page

No.5 of the Will. He has also identified the

signature of Mr.A.G.Shah as also his signature which

was obtained by the sub-Registrar at the time of

::: Downloaded on – 09/06/2013 14:27:27 :::
( 24 )

registration of the document. The fact that the

sub-Registrar’s services were secured and the

registration of Will cannot be disputed by the

defendants. The endorsement on the Will goes to show

that the job of registration was performed on 3rd

December, 1988 between 5.00 p.m. to 6.00 p.m. at

the residence of the deceased. Now the question is

whether any specific importance is to be give to the

word of Kumud PW-1 who says that she brought the

sub-Registrar from his office while returning from

her office. Nodoubt, insofar as this aspect is

concerned, there is little controversy. Jayant PW-2

states

that as he reached the house of the deceased,

he came across the deceased advocate Mr.A.G.Shah,

Subhash and Kumud. He further states that after the

will was executed, Subhash was asked to fetch the

sub-Registrar. Considering the word of Kumud PW-1 as

well as Jayant PW-2, which is discussed above, it is

clear that Kumud was present when Will came to be

executed. In my view, evidence of Kumud PW-1 that

she brought sub-Registrar appears to be an evidence

given out of confusion and in my view no much

importance can be given. Fact remains that the Will

was registered.

24. Learned Counsel Mr. Murthy appearing on

behalf of defendants had drawn my attention to the

::: Downloaded on – 09/06/2013 14:27:27 :::
( 25 )

judgment in case of “Rani Purnima Debi and anr. Vs.

Kumar Khagendra Narayan Deb and anr. AIR 1962 SC 567

(V 49 C86) and in particular paragraph 23. He

submitted that a duty was cast upon the sub-Registrar

to ascertain that the Will has been executed by the

deceased in a proper manner. Reading of paragraph 23

would go to show that if the sub-Registrar did not

comply with requirement quoted therein then the fact

that the Will was registered would not be of much

valuse.





                                   
     25.          Learned     Counsel Mr.Murthy had submitted that

     if     one
                      
                       peruses    the     endorsement             as       regards

     registration,          it is clear that the sub-Registrar did
                     
     not    comply with requirements contained in                      paragraph

     23    of the aforesaid judgment.             Even if for a              moment

     is    accepted        that the sub-Registrar did not                  perform
      


his job as was expected to be done in paragraph 23 of

the aforesaid judgment, once it is observed that the

Will is properly executed that is to say it is

executed by the deceased and duly attested by the

attesting witnesses that itself is sufficient and

there is no reason to discard the Will merely because

the sub-Registrar has not performed his job properly.

To that extent, I am not inclined to accept the

argument advanced by learned Counsel Mr.Murthy.

::: Downloaded on – 09/06/2013 14:27:27 :::

( 26 )

26. The next circumstance is no doctor was

examined to show the mental ability to mark the

fitness of the deceased. No specific provision was

shown to hold that the doctor should have certified

about the mental ability to execute the Will hence

the argument is required to be rejected. It is

required to be mentioned that Counsel for the

defendants could not point out any material to show

that the deceased did not possess necessary mental

ability to mark the fitness. It is true that the

deceased was suffering from paralysis and he was

bedridden. That in my view, cannot be considered as

something

which would make the execution of the Will

impossible. The evidence given by Jayant PW-2 and

Kumud PW-1 as regards what transpired at the time of

execution of the Will would clearly go to show that

the deceased was in a proper frame of mind at the

time of execution of the Will. It is also required

to be noted that the deceased died in the year

September, 1990 that is the deceased survived for a

period of 2 years after the Will came to be executed.

Hence, the stand of the defendants that the deceased

did not possess proper frame of mind cannot be

accepted.

27. It was argued that the deceased was not well

and he was bedridden. Merely because the deceased

::: Downloaded on – 09/06/2013 14:27:27 :::
( 27 )

was bedridden, it cannot be said that he was not in

sound state of mind. The evidence of Padmakar DW-1

goes to show that he is challenging the legality of

Will. If the defendants wanted to contend that the

deceased was not mentally sound to execute the Will,

certainly it was open for the defendants to examine

the doctor who was attending to the deceased. No

such effort was made on behalf of the defendants.

Hence, the point raised cannot be accepted.

28. Another circumstance placed for consideration

relates to changing the nomination before the

execution

of Will. Evidence on record goes to show

that initially the nomination in regard to the

membership of the Society in which the suit flat was

situated was in favour of Mrs. Indira and before

execution of the Will, the nomination came to be

changed in favour of Subhash and Kumud. Counsel for

the defendants submitted that the nomination is

changed little before the execution of the Will. The

learned Counsel Miss. Nichani submitted that the

fact that the deceased changed nomination in favour

of Subhash and Kumud and subsequently executed the

Will in favour of Subhash and Kumud clearly shows

that the deceased intended to see that the property

should go to Subhash and Kumud and there are no legal

impediments in the matter. Submission of

::: Downloaded on – 09/06/2013 14:27:27 :::
( 28 )

Miss.Nichani is required to be accepted. The fact

that the nomination was changed before execution of

Will shows that the deceased had specific plan to

give the flat to Subhash and Kumud. In view of

above, the submission of learned advocate Mr. Murthy

is rejected.

29. One more circumstance which were termed by

the Counsel for the defendants as suspicious

circumstance viz. Subhash and Kumud kept the

deceased under their control and that is how the

deceased executed the Will in favour of Subhash and

Kumud.

Padmakar DW-1 has admitted in the

cross-examination that he was not present at the time

of execution of the Will. He also states that he had

made a statement on the basis of background

visualized by him and he had no personal knowledge.

These answers given by Padmakar DW-1 in the

cross-examination would clearly go to show that

evidence of Padmakar DW-1 in examination-in-chief as

regards keeping the deceased under control by Subhash

and Kumud was in the nature of surmises and no

specific evidence is placed before the Court by

Padmakar DW-1 in that behalf. The deceased was

staying at his flat and Subhash and Kumud were also

staying in the same flat. In my view, that by itself

is not sufficient to come to the conclusion that

::: Downloaded on – 09/06/2013 14:27:27 :::
( 29 )

Subhash and Kumud controlled the mind of the

deceased. In fact, paragraph Nos.1 and 2 of the

Will, which I have quoted earlier clearly shows that

the deceased had a specific frame of mind so far as

Smt. Indira, Padmakar DW-1, Shubhangi and Mrs.

Meghna are concerned. The evidence of Kumud PW-1 as

well Padmakar DW-1 is clearly shows that Subhash and

Kumud played a vital role in taking care of the

deceased. That by itself in my view, would not mean

that Subhash and Kumud controlled the mind of the

deceased.

30.

One more point was pressed by Counsel for the

defendants as regards a complaint filed by Mrs.

Indira to the Police which complaint is at Exhibit

D-3. The said complaint is in the form of a letter

addressed to the Commissioner of Police. In the said

complaint, certain allegations have been levelled.

It is pertinent to note that the said complaint is

dated 28th October, 1988. This complaint is filed by

Mrs.Indira after she had left the house of the

deceased. In a question Padmakar DW-1 has

specifically stated in the cross-examination as

follows :-

“My mother and myself did not approach the
Court to obtain order either to seek custody
of my father or to transfer him to my house”.

::: Downloaded on – 09/06/2013 14:27:27 :::

( 30 )

31. Padmakar DW-1 in his evidence says as

follows:-

“My mother was not allowed to stay in the
house by Subhash. She was beaten and,

ultimately, she was required to stay with my
sister. My mother left house in the year
1988 and my father expired in the year 1990”.

32. This evidence given by Padmakar DW-1 is not

born out by any material whatsoever. In fact, the

mother in the complaint, which is marked as Exh.D-3

in the first paragraph itself stated that Subhash is

likely to drive her out of the house. This is a

false statement because by this time that is 28th

October,

1988 she had left the house of the deceased

on her own. I have already observed as to how

Smt.Indira left the house of the deceased on 30th

September, 1988 after a quarrel took place between

Subhash on one hand and Padmakar. Even reading the

text of the complaint at Exhibit D-3 as a whole, it

is clear that the said complaint was filed just to

harass Subhash and Kumud. Smt.Indira has left the

house on 30th September, 1988 on her own. Defendants

could not point out that deceased or Subhash drove

Smt.Indira out of the house. It is also required to

be noted that this complaint has been filed 20 days

after Smt.Indira left the house of the deceased and

no further action was taken by her. After this

complaint, Smt.Indira has not taken any steps to

::: Downloaded on – 09/06/2013 14:27:27 :::
( 31 )

establish her right to reside in the house of the

deceased. There is no evidence placed before the

Court to show that Smt.Indira called upon Subhash or

the deceased through advocate and addressed suitable

communication to Subhash or the deceased placing her

intention to re-enter the house. In my view, all

this would clearly go to show that Smt.Indira was

residing away from the deceased on her own and had no

mind to go back to the house of the deceased.

33. The next point which is required to be

discussed is whether Kumud PW-1 played a specific

role

in making of the Will. This is required to be

discussed in the wake of the various cases which are

referred to above because Kumud is a propounder of

the Will. It would be necessary to consider what

role was played by Kumud in making of the Will. From

the record, it is clear that Kumud had not played any

substantive role in making the Will. Kumud happened

to reside in the company of the deceased. That by

itself is not sufficient to say that Kumud played a

vital role in making of the Will. It is true that

Kumud gave evidence to show that she was present at

the time when Will was executed. This presence of

Mrs. Kumud at the house of the deceased cannot be

termed as unnatural because Mrs.Kumud was staying

with the deceased after her marriage with Subhash.

::: Downloaded on – 09/06/2013 14:27:27 :::

( 32 )

To that extent, it would be difficult to say that

Kumud had played vital role which would dominate the

Will of the deceased. So far as the Subhash is

concerned, Subhash was son of the deceased and

Subhash also was residing with the deceased much

prior to execution of the Will. Padmakar DW-1 was

also residing with the deceased. However, he left

the house on 30th September, 1988. Evidence of Kumud

PW-1 shows that Subhash was asked by deceased to get

advocate Mr.A.G.Shah. Mr.A.G. Shah had participated

in the job of preparation of the Will and execution

thereof. If Subhash has made efforts to get advocate

Mr.A.G.

Shah, that by itself cannot be considered as

a major role played by Subhash. As the deceased was

bedridden, he must have sought the help of his son

who was staying with him. Subhash was also present

when the will was executed. In my view, presence of

Subhash will have to be treated as natural. In view

of the above, role played by Kumud and Subhash as

discussed above, cannot be considered as

objectionable and that also cannot be considered as

suspicious circumstance.

34. For the reasons mentioned aforesaid, I am

inclined to observe that the plaintiffs have been

able to show that Will dated 3rd December, 1988 was

duly executed by the deceased Mr.Hiroo alias Hiraji

::: Downloaded on – 09/06/2013 14:27:27 :::
( 33 )

Jadhav and that the said Will was last Will and

testament. This is so because no other Will is

produced before the Court by either party So far as

the question of forgery of the said Will is

concerned, I have with reasons held that the Will was

duly executed by the deceased and that the same was

not fabricated or forged. No evidence was placed in

support of the said allegation.

Issue Nos.1 and 2:-

. For the reasons mentioned aforesaid I hold

that issue No.1 is required to be answered in the

affirmative
igand is accordingly answered in the

affirmative and Issue No.2 is required to be answered

in the negative and is accordingly answered in the

negative.

Issue No.3

. Keeping in view the answers to Issue Nos.1

and 2 in the affirmative and in the negative

respectively, plaintiffs suit will have to be

decreed. The caveat filed by Padmakar DW-1,

Smt.Indira, Mrs.Meghna and Mrs.Sunetra will have to

be dismissed and the Testamentary petition will have

to be granted and appropriate directions will have to

be given to Prothonotary and Senior Master to issue

letters of administration as prayed for.

::: Downloaded on – 09/06/2013 14:27:27 :::

( 34 )

35. In the fact and circumstances of the case,

the defendants are not required to be saddled with

the costs of the proceedings. For the reasons

mentioned aforesaid, I pass following decree.

ORDER

(i) Caveat filed by Padmakar DW-1,

Smt.Indira (since deceased), Mrs. Meghna

Vasant Shinde and Smt. Sumitra (correct name

Sunetra) Surve are dismissed.

(ii) It is hereby declared that Will dated

3rd December, 1988 executed by Hiroo alias

Hiraji Laxman Jadhav is the last Will and

testament and petition for letters of

administration as prayed for in respect of

Will dated 3rd December, 1989 is required to

be granted and accordingly petition No.603 of

1990 is made absolute and is granted.

              (iii)       Office        to      issue           letters           of





              administration          as prayed for.          In the        facts

and circumstances of the case, there shall be

no order as to costs in the suit.

::: Downloaded on – 09/06/2013 14:27:27 :::

( 35 )

36. After the aforesaid judgment was delivered

learned Counsel Mr. Ashutosh Singh appearing for the

defendants submitted that the defendants would like

to go through the text of the judgment and do the

needful. He, therefore, submitted that the operation

of the judgment and decree passed above be stayed for

8 weeks. Plaintiff No.1 Mrs. Kumud who is present

in person at the time of dictation of the aforesaid

judgment. She opposed the submission.

37. The request put up by Counsel for the

defendants is required to be granted. In view of the

above, the operation of judgment and decree is stayed

till 15th June, 2009. The original Will which was

produced before the Court in the Course of hearing is

ordered to be returned to the department.

(R.Y.GANOO, J)

::: Downloaded on – 09/06/2013 14:27:27 :::