High Court Punjab-Haryana High Court

Bukan Singh (Dead Through L.Rs.) vs Pakhar Singh (Dead Through L.Rs.) … on 16 January, 2009

Punjab-Haryana High Court
Bukan Singh (Dead Through L.Rs.) vs Pakhar Singh (Dead Through L.Rs.) … on 16 January, 2009
RSA No.658 of 1989                                           1


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH




                                      RSA No.658 of 1989

                                      Date of Decision: 16.01.2009




Bukan Singh (dead through L.Rs.)                       ..Appellant

                        Vs.

Pakhar Singh (Dead through L.Rs.) & Anr.               ..Respondents




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




Present:    Mr.G.K.Chawla, Advocate,
            for the appellants.

            Mr.Bhag Singh, Advocate,
            for the respondents.


Vinod K.Sharma,J. (Oral)

This regular second appeal is directed against the judgments

and decree dated 14.2.1985 and 6.9.1988 passed by the learned courts

below vide which suit filed by the plaintiff-appellant for declaration and

injunction on the basis of Will said to have been executed by Jagtar Singh

has been ordered to be dismissed.

The plaintiff/appellant instituted a suit for declaration and
RSA No.658 of 1989 2

injunction on the allegations that land measuring 9 kanals 16 marlas fully

described in the head-note of the plaint situated at village Nawanpind Jattan

Tehsil Nakodar District Jalandhar was owned and possessed by Jagtar

Singh.

Plaintiff claimed that Jagtar Singh deceased was living with the

plaintiff and was being looked after by him. Jagtar Singh was issueless and

he executed a valid Will dated 18.6.1982 in favour of the plaintiff thereby

bequeathing his entire estate including the land in dispute in favour of the

plaintiff.

Jagtar Singh died on 28.6.1982 and since the date of his death

the plaintiff was in possession of the land in suit as owner on the basis of

Will dated 18.6.1982. It was claimed that the defendants i.e. other legal

heirs of Jagtar Singh wanted to dispossess the plaintiff from the land in

dispute on the allegations that mutation to the extent of 2/3rd share stood

sanctioned in favour of the defendants qua the estate left by Jagtar Singh.

The suit was contested by the defendants wherein a preliminary

objection was taken that the plaintiff had not come to the court with clean

hands. The plaintiff was said to be neither the owner nor in possession of

the property. It was also claimed that Jagtar Singh had not executed any

Will and if any Will is on the record the same is the outcome of fraud,

misrepresentation, concealment of material facts and not a genuine

document and therefore, not binding on the rights of the defendants. It was

claimed that the mutation was rightly sanctioned.

On the pleading of the parties the learned trial court was

pleased to frame the following issues:-

RSA No.658 of 1989 3

1. Whether Jagtar Singh executed a valid Will dated

18.6.1982 in favour of the plaintiff, who is in possession

thereof as owner? OPP

2. Whether the plaintiff is estopped to file the suit by his act

and conduct? OPD

3. Whether by way of alternative relief, the plaintiff is

entitled to the joint possession of the land? OPP

4. Relief.

The main dispute between the parties was resting on the Will

dated 18.6.1982, certified copy of which was produced on the file as Ex.P.2.

In support of the Will the plaintiff/appellant produced Karam Singh as PW

3 and Devinder Singh as PW 4, who was scribe of the Will as well as Ajit

Singh PW5, member Panchayat, the other attesting witness of the Will.

The learned trial court was pleased to hold that the plaintiff was

bound to prove not only due execution of the Will but also the fact that the

deceased was in sound disposing state of mind and the statement was also

required to fulfill the ingredients of Section 63 of the Indian Succession

Act regarding the execution of the Will. The learned trial court observed

that he was also bound to remove all reasonable doubts concerning the Will.

Learned lower appellate court court found that the Will was surrounded by

the following suspicious circumstances.

” (i) The date 18.6.1982 is written in a different ink than the

body writing. Where the ink is different, it is suspicious

circumstances as laid in AIR 1986 Bombay 566.

(ii) Karam Singh PW 3 is the attesting witness of the Will
RSA No.658 of 1989 4

and the mutation of inheritance of Jagtar Singh deceased was

got incorporated with the Patwari-Halqa at the instance of

Karam Singh himself on 1.9.1982.

Had the document been in existence on 1.9.1982 and

Karam Singh being a witness to the document, there was no

question of his approaching the revenue authorities and getting

the mutation entered on the basis of natural succession.

(iii) The Will is not written by a regular deed-writer Dharam

Pal PW 4 is not a regular deed writer. The will is purported to

have been written in the village.

Although it is not the Sine Qua Non of Law that Will

must be scribed from a regular deed Writer or it should be got

registered. However, getting the solemn document like the Will

executed from a regular deed writer and getting the same

registered, gives sanctity to the document. In the present case,

the appellant was general attorney of the deceased. The

Photostat copy of the power of attorney shows it was registered

on 30.11.1976. The factum of the deceased having executed a

general power of attorney in favour of the appellant from a

regular deed writer and getting the same registered goes to

show that the deceased was well conversant with the legal

proposition and when he had given the general power of

attorney duly registered from the office of the Sub

registrar,there was no reason for the deceased to have got

scribed the solemn document like the Will in his village in
RSA No.658 of 1989 5

favour of the appellant; The scribing of the Will by Dharam Pal

PW a lay man, under the circumstances casts doubt and is

contrary to the natural conduct and human probabilities as

discussed above.

(iv) The Will contains thumb impression of the deceased. At

the cost of repetition it may be observed that the original power

of attorney duly executed by deceased was in possession, power

and control of the appellant. He had not intentionally produced

the original in the trial court, rather the certified copy of the

same was produced as Mark A. It is the ardent of the

propounder to prove the execution of the Will. The science of

thumb impression is an exact science. When the

plaintiff/appellant was in possession of a registered document

containing the thumb impression of the deceased, it was the

duty of the plaintiff to have got compared the thumb

impression of deceased Jagtar Singh on the Will with the

registered power of attorney. The withholding of the registered

power of attorney by the plaintiff and producing certified copy

thereof is a highly dubious circumstances, speaking against the

conduct of the plaintiff/appellant.

(v) Karam Singh, Devinder Pal Singh and Ajit Singh had

appeared as witnesses before the Assistant Collector Ist Grade

in the mutation proceedings which was contested one and their

statements in the suit suffer from material discrepancies have

been fully detailed in the judgment of the lower court.
RSA No.658 of 1989 6

(vi) The Will is contained at one page and under the body

writing, there is only the signatures of the scribe. The thumb

impression as well as the attestation of both the witnesses is on

the left hand side of the paper. Execution thus is not proved.”

The learned court observed that in present case it was not

proved on record that the Will was signed by the executant in the presence

of the attesting witnesses and that each of the witnesses had signed in the

presence of the testator as required under Section 63 of the Indian Evidence

Act. Thus, the learned court was pleased to decide issue No.1 against the

plaintiff/appellant and consequent thereto the suit was ordered to be

dismissed.

The findings of fact recorded by the learned trial court stand

affirmed by the learned lower appellate court.

Learned counsel for the appellant vehemently contends that

the findings recorded by the learned courts below cannot be sustained as

suspicious circumstances pointed out could not be a ground to reject the

Will which otherwise was proved to have been executed by the deceased

Jagtar Singh as proved by the attesting witnesses as well as the scribe of the

Will.

However, this contention of the learned counsel for the

appellant cannot be accepted. The learned courts below rightly observed

that date on the Will is in different ink than that of the body, which was a

strong suspicious circumstance. It may further be noticed that the Will was

executed at very early age of the executant still the same was not got

registered for the reasons best known to the parties.
RSA No.658 of 1989 7

Karam Singh, one of the attesting witnesses, was said to be

interested party as he helped the plaintiff/appellant in getting mutation

sanctioned.

The learned courts below were, thus, fully justified in

disbelieving the statement of Karam Singh PW 3 in view of his

participation in getting mutation sanctioned in favour of the natural heirs.

Learned lower courts were justified to come to a conclusion

that in case the said Will attested by Karam Singh was in existence, there

was no reason for him to participate in getting the mutation sanctioned in

favour of all the natural heirs.

The learned courts below held that the Will was not written by

the regular deed writer as PW 5 was not shown to be a regular deed writer.

The court further observed that the Will was thumb marked whereas the

plaintiff was in possession of the power of attorney executed by the

deceased which was intentionally not produced which was a registered

document.

The learned courts below, therefore, rightly observed that it was

for the plaintiff to have got thumb marks compared with the registered

document i.e. the power of attorney which was in possession of the

plaintiff/appellant. The learned courts held that Karam Singh, Devinder Pal

and Ajit Singh had appeared before the revenue court in mutation

proceedings where the stand was different to the one taken in the court. The

learned courts below also observed that the format of Will also raised

suspicion.

Both the courts below recorded a concurrent finding of fact
RSA No.658 of 1989 8

that the Will procured by the plaintiff/appellant was not a genuine

document, therefore it was held that the mutation sanctioned as per natural

succession was a valid document and the declaration claimed by the

plaintiff thus was rightly rejected.

Learned counsel for the appellant pointed out that one of the

natural heirs through her legal representatives has entered into a

compromise with the appellant and therefore, has offered to surrender her

share in favour of the plaintiff/appellant.

Learned counsel for the appellant contends that the substantial

question of law for consideration of this court in this appeal is:

“Whether the judgment and decree is outcome of misreading of

evidence on record, thus, perverse?

However, it may be noticed that the findings have been

recorded on appreciation of evidence which cannot be said to be perverse or

the outcome of misreading of evidence.

This court in regular second appeal cannot reappraise the

evidence and come to a different conclusion in the absence of proof of

misreading of evidence by the learned courts below or the finding being

perverse.

Thus, the substantial question of law as claimed by the

plaintiff/appellant deserves to be answered against him.

No merit.

Dismissed but with no order as to costs.

16.01.2009                                          (Vinod K.Sharma)
rp                                                       Judge
 RSA No.658 of 1989   9