High Court Punjab-Haryana High Court

Raj Kumar And Another vs Kailon Devi on 21 July, 2009

Punjab-Haryana High Court
Raj Kumar And Another vs Kailon Devi on 21 July, 2009
R.S.A.No. 5020 of 2003                                1



      In the High Court of Punjab and Haryana at Chandigarh


                            Date of decision:     2009

                            R.S.A.No. 5020 of 2003


Raj Kumar and another                             ......Appellants

                        Versus

Kailon Devi                                     .......Respondent


                            R.S.A.No. 5021 of 2003


Giani Ram and others                              ......Appellants

                        Versus

Kailon Devi                                     .......Respondent


                            R.S.A.No. 5152 of 2003


Ram Kumar and others                              ......Appellants

                        Versus

Kailon Devi                                     .......Respondent




CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr. C.B.Goel,Advocate,
           for the appellants.

           None for respondent.

                ****
 R.S.A.No. 5020 of 2003                                     2

SABINA, J.

Vide this judgment, RSA Nos. 5020, 5021 and 5152 of

2003 would be disposed of as the civil suits, out of which the said

appeals had arisen, were consolidated and were disposed of vide

common judgment.

Raj Kumar and Giani Ram filed a suit against Kailo Devi

for declaration and permanent injunction. Kailo Devi filed a suit

against Ram Kumar and others for declaration and permanent

injunction. Both the said suits were consolidated by the trial Court

vide order dated 13.8.2001 as the matter involved in both the suits

was common. The present appeals have arisen out of the said suits.

The case of the parties as noticed by the trial Court in

paras No. 2 to 8 of its judgment is as under:-

“2. Briefly the fact of the case titled Raj Kumar Versus

Kailo Devi is that the agricultural land measuring 54

Kanals 5 Marlas being 1085/5424 share of total land

measuring 271 Kanals 4 Marlas comprised in Khewat

No.12, Khatoni No.18 to 26 is situated within the revenue

estate of village Karah Sahib, District Kurukshetra vide

jamabandi for the year 1995-96. This land was previously

owned by Ram Chander son of Inder Singh who was

married to Banti Devi. Both Ram Chander and Banti Devi

had expired issueless.

3. It is further averred that Ram Chander had three
R.S.A.No. 5020 of 2003 3

brothers namely Lal Singh, Dayal Singh, Ram Singh and

one sister Dayalo. All these brothers and sister had

already expired prior to the death of Ram Chander and

the plaintiffs are the natural heir of deceased Ram

Chander. The defendant Kailo Devi is the wife of Hawa

Singh of Gaddar Patti Devi Garh Road, Kaithal and her

daughter namely Rekha Devi was born from the loins of

Hawa Singh. Kailo devi is the daughter of Dayal Singh’s

wife’s uncle and she used to visit the house of her cousin

sister during life time of Ram Chander and at that

occasion, illicit relations developed between Ram

Chander and defendant. After the death of Ram Chander

the defendant Kailo Devi has started alleging herself to be

heir of deceased Ram Chander, on the basis of Will

dated 11.6.1996 but the same is null void on the following

grounds:-

(a) the Will dated 11.6.1996 is a result of manipulation

and deceased Ram Chander never executed any Will

with his free consent.

(b) That there was no occasion to execute the Will in

favour of the defendant by excluding the natural heirs

including the plaintiffs as the plaintiffs were serving

deceased Ram Chander during his life time.

(c) The Will dated 11.6.1996 is bad due to in competency
R.S.A.No. 5020 of 2003 4

mental weakness of testator.

4. It is further averred that the will dated 11.6.1996

does not confer any right, title or interest in the suit land

to the defendant. The plaintiffs requested the defendant

to admit their claim but in vain. Hence, the cause of

action arose to the plaintiffs and present suit has been

filed in which a decree for declaration is sought to the

effect that the plaintiffs and other natural heirs of

deceased Ram Chander are the owners in possession of

the suit land and the defendant has got no right by virtue

of alleged will dated 11.6.1996 in the suit land and the will

dated 11.6.1996 is null and void and not binding on the

plaintiffs. The plaintiffs have also sought a decree for

permanent injunction restraining the defendant from

interfering in any manner with the possession of plaintiffs

over the suit land or to alienate the same.

5. Notice of this suit was given to the defendant, who

appeared and filed the written statement. In her written

statement, besides taking preliminary objections on the

grounds of maintainability, concealment of true fact etc.

It is further averred that the plaintiffs are not the natural

heirs of Ram Chander. Kailo Devi is the real cousin

sister of Smt. Chhoto, mother of plaintiff No.2. Ram

Chander was known to defendant on account of the
R.S.A.No. 5020 of 2003 5

near relation with the sister-in-law of deceased Ram

Chander. The defendant was turned out by her first

husband Hawa Singh and in the year 1994 the

defendant had intimate relation with Ram Chander and

defendant entered to second marriage with Ram

Chander according to rites and custom and started to

live in the company of deceased Ram Chander as his

wife. In the voter list prepared in the year 1996, the

defendant has been shown to be the wife of Ram

Chander alias Chander. Ram Chander is order to

reward the services rendered by defendant executed a

Will in her favour and bequeathed all his movable or

immovable property.

6. The Will dated 10.6.1996 is a registered Will and was

executed by deceased Ram Chander in a sound

disposing state of mind. Rest of the allegations of the

plaint were specifically denied by the defendant and

prayed for dismissal of the present suit.

7. The brief facts of the case titled Kailo Devi vs. Ram

Kumar etc. is that Kailo Devi, the plaintiff is the owner

in possession of the agricultural land measuring 54

kanals 5 marlas being 1085/5424 share of total land

measuring 271 kanals 4 marls comprised in Khewat

No.12, Khatoni Nos. 18 to 26 in all 47 Kittas, is situated
R.S.A.No. 5020 of 2003 6

at village Karah Sahib, Tehsil Pehowa, District

Kurukshetra as per jamabandi for the year 1995-96.

8. It is further averred that Ram Chander alias Chander

who was the husband of Kailo Devi, was the owner in

possession of this land, who expired on 16.3.1998.

Ram Chander executed a Will in favour of Kailo Devi

and bequeathed the suit land in Kailo Devi. The suit

filed Kailo Devi versus Ram Chander was filed for

permanent injunction restraining the defendant from

interfering in any manner in the peaceful possession of

Kailo Devi over the suit land. In the written statement,

the Will in favour of Kailo Devi was disputed and it was

averred that neither Kailo Devi is the owner of the suit

land nor is in possession over the same and prayed for

dismissal of the present suit.”

On the pleadings of the parties, following issues were

framed by the trial Court:-

“1. Whether the plaintiffs are the owner in

possession of the suit land as alleged? OPP

2. Whether the plaintiffs are entitled to relief of

permanent injunction as prayed for? OPP

3. Whether the impugned Will dated 11.6.1996 is

illegal and void? OPD

4. Whether the suit of the plaintiff is not
R.S.A.No. 5020 of 2003 7

maintainable in the present form? OPD

5. Whether the plaintiffs have no locus standi to

file the present suit? OPD

6. Relief. “

After hearing learned counsel for the parties, I am of the

opinion that the present appeals deserve to be dismissed.

The controversy involved in these cases is as to whether

deceased Ram Chander @ Chander had executed the Will in

question dated 11.6.1996 in favour Kailo Devi. The only argument

raised by learned counsel for the appellants is that the Will in

question had not been duly proved by the propounder. The attesting

witness examined by the propounder to prove execution of the Will

had failed to support the case of the propounder Kailo Devi.

Admittedly, Ram Chander @ Chander was owner in

possession of the suit land. He was married to Banti Devi. Three

brothers and sister of testator Ram Chander pre-deceased him. The

defendants in a suit filed by Kailo Devi and Plaintiffs Raj Kumar and

Giani Ram in a suit filed by them against Kailo Devi, are nephew of

testator Ram Chander. Chhotto Devi was wife of Dayal Singh

(father of plaintiff Giani Ram). Bohti Devi, sister of Chhotto, was

married to Ram Singh, father of Sher Singh and Amar Singh

(defendant Nos. 11 and 12 in the suit filed by Kailo Devi). Kailo Devi

was cousin sister of Chhotto Devi and Bohti Devi and used to visit

Chhotto Devi. Consequently she (Kailo Devi) developed intimacy with
R.S.A.No. 5020 of 2003 8

the testator. In the written statement filed by the defendants, in the

suit filed by Kailo Devi, in preliminary objection No.3, it has been

averred as under:-

“That the present plaintiff is in fact wife of one Hawa

Singh of Patti Gaddar Dvi Garh Road Kaithal. The

present plaintiff even blessed with a daughter namely

Rekha Devi from the loins of said Hawa Singh of Patti

Gaddar Kaithal.

That the present plaintiff is the daughter of Dayal

Singh’s wife uncle (brother of Ram Chander deceased)

and she had been visiting off and on to her said cousin

sister (Dayal Singh’s wife) in the life time of Ram

Chander. At that occasion the illicit relations devloped

between Ram Chander and present plaintiff. Now taking

illegal benefit of that occasion the plaintiff had started

claiming herself to be wife of deceased Ram Chander

which in fact, she is not as such.”

Ram Chander executed the Will in question in favour of

Kailo Devi and hence, both the suits were filed in which the question

for consideration was as to whether the Will executed by Ram

Chander in favour of Kailo Devi was a genuine Will.

A Will is a document that speaks of the mind of the

deceased after his death. The executant of the Will is though never

available for deposing as to under what circumstances, he has
R.S.A.No. 5020 of 2003 9

executed the Will. This aspect introduces an element of solemnity in

the decision of the question whether the document propounded is

proved to be the last Will of the testator. Normally, the onus which

lies on the propounder can be taken to be discharged on proof of the

essential facts which go into the making of the Will. A Will is

required to be proved like any other document. Since the Will is

required to be attested and as per Section 68 of the Indian Evidence

Act, 1872, at least one attesting witness is required to be examined

to prove due execution of the Will. The attesting witness is required

to establish that the Will in question was executed by the testator in

the presence of attesting witnesses and they had attested the same

in the presence of the testator. In a case where the Will is a

registered document then the endorsement made by the Sub

Registrar that the Will had been thumb marked or signed by the

executant in his presence after it was read over to the executant has

a presumption of truth. It is also a settled proposition of law that in

connection with Wills execution of which is alleged to be surrounded

by suspicious circumstances, the test of satisfaction of judicial

conscience has been evolved. That test emphasis that in

determining the question as to whether an instrument produced

before the Court is the last Will of the testator, the Court is called

upon to decide a solemn question and by reason of suspicious

circumstances, the Court has to be fully satisfied that the Will has

been validly executed by the testator.

R.S.A.No. 5020 of 2003 10

In the present cast, the Will in question is a registered

document. A perusal of the Will Ex.P-1 reveals that the executant

had been treating the beneficiary as his wife. It has further been

averred in the Will that he was being looked after by Kailo Devi and

hence, after his death his entire property should be inherited by

Kailo Devi. The said Will bears the thumb impression of executant

Ram Chander and was attested by Satpal and Ronki Ram. It was

scribed by Jai Kumar. The intimacy between the executant and the

propounder is not in dispute. Kailo Devi was cousin of Chhotto and

Bohti Devi, who were wives of brothers of the executant. In these

circumstances, she developed intimacy with Ram Chander and

consequently he executed the Will in favour of Kailo Devi. The

endorsement on the Will was made by the Sub Registrar that the

contents of the Will were read over to the executant has a

presumption of truth. DW4 Ronki Ram, one of the attesting witnesses

of the Will, appeared in the witness box and deposed that he had

thumb marked a document at the instance of Ram Chander. The

age of the said witness was mentioned as 81 years when his

statement was recorded on 8.10.2001 and it appears that he could

not give the details with regard to execution of the Will. However,

DW-5 Jai Kumar, who was the scribe of the Will, had in fact, proved

the Will. The said witness had deposed that he had scribed the Will

dated 10.6.1996 and had made an entry at Sr.No.105 in his register.

He had scribed the Will at the instance of Ram Chander in favour of
R.S.A.No. 5020 of 2003 11

Kailo Devi. Thereafter, it was read over to him in the presence of

Ronki Ram and Satpal. The Will was then thumb marked/signed by

the executant and the witnesses in his presence. Although a scribe

cannot be treated as an attesting witness but in the present case, the

scribe has categorically deposed with regard to the execution of the

Will and thus, his statement cannot be treated to be that of merely a

scribe as the Will after it was scribed by him was duly executed in

his presence.

Hence, the Will in question, which was duly executed by

the executant, cannot be said to be surrounded by suspicious

circumstances as the executant, who was not having any child of his

own, had executed the Will in favour of Kailo Devi, whom he was

treating as his wife. The executant had died on 16.3.1998, whereas,

the Will in question was executed on 11.6.1996

In these circumstances, the Courts below had rightly held

that the Will in question was duly proved to have been executed by

executant Ram Chander in favour of Kailo Devi and was a genuine

Will. I do not find any illegality or irregularity in the impugned

judgments which may give rise to any substantial question of law for

consideration of this Court in these second appeals.

Accordingly, the present appeals stand dismissed.




                                              (SABINA)
                                               JUDGE
July    , 2009
anita