High Court Patna High Court

Dharanidhar Dutta vs Girija Shankar Dutta on 1 March, 2011

Patna High Court
Dharanidhar Dutta vs Girija Shankar Dutta on 1 March, 2011
Author: Ramesh Kumar Datta
                            TESTAMENTARY SUIT No.3 OF 2008
                                      ------

In the matter of an application under Sections 273 and 276 of the Indian
Succession Act for grant of probate of the registered will dated 22.11.2000

——

Smt.Shefali Mukherjee wife of Sri Subroto Ramnath Mukherjee resident of

54. DD/6 Anupama Housing Estate, V.I.P. Road, Kolkata-700052………..
Applicant
Versus
Sidheshwar Chatterjee……… ……… ……. Defendant

——

For the Applicant: Mr. L.N. Das, Advocate
For the Defendant: Mr. Ajeet Narayan Sinha, Advocate

PRESENT

THE HON’BLE MR. JUSTICE RAMESH KUMAR DATTA

—–

R.K.Datta, J. The present suit was filed originally as

Test Case No.5/2006 being an application for grant

of probate in favour of the applicant-plaintiff,

Smt.Shefali Mukherjee with respect to the will

dated 22.11.2000 of late Renuka Chatterji, her

mother.

It was claimed that the said registered

Will dated 22.11.2000 was the last will of late

Renuka Chatterji. The same was executed and

voluntarily signed in a sound state of health and

mind and after fully understanding the contents

without any undue influence of anybody in the

presence of two witnesses, namely, Ranjay Nandi

and Ibha Banerjee.

The further case of the applicant-
-2-

plaintiff is that the testatrix was a Hindu

governed by the Dayabhag School of Hindu Law and

was a permanent resident of Park Road, P.S.

Kadamkuan, Town and District-Patna. At the time of

execution of the will she had one son and four

married daughters and the subject matter of the

will was the three storied building along with

outhouse situated at Park Road, Kadamkuan, Patna.

It was further stated in the application that the

said Renuka Chatterjee died at Magadh Hospital,

Patna on 14.3.2002 at 6.15 A.M. The applicant-

propounder of the will, Smt. Shefali Mukherjee,

has been named as the sole executor of the Will.

As many as seven near relatives were named

in the application, including the only son and two

surviving daughters, the daughter-in-law, the

grand son (son of son) and two other grand sons

being sons of the deceased daughter. General

citation was published in two news papers and

special citation was also taken out and served

upon seven near relatives mentioned in the

application. Near Relative No.7, who is the

grandson(daughter’s son) of the Testatrix appeared

through vakalatnama and filed his No Objection

petition for grant of probate in favour of the
-3-

applicant. However, Near Relative No.1, the son of

the testatrix, also appeared and filed his caveat

and objection petition opposing the grant of

probate. The application was, accordingly,

converted into the present Testamentary Suit.

The plaintiff examined three witnesses on

her behalf, namely, P.W.1, Ranjay Nandi, P.W.2,

Ibha Banerjee, the two being the attesting

witnesses, and she also got herself examined as

P.W.3. The original will was produced and marked

as Ext.1,; Exts.2/1 to Ext.2/8 are the signatures

of the Testatrix on every page of the Will, Exts.3

to 3/5 are the signatures of the attesting witness

Ranjay Nandi, P.W.1 on every page of the Will,

and Exts.4 to 4/5 are the signatures of the

attesting witness Ibha Banerjee, P.W.2 on every

page of the Will.

The defendant, Sidheshwar Chatterji, also

examined three witnesses, in support of his case,

including himself as D.W.1, D.W.2 Raj Kumar and

D.W.3 Suresh Prasad.

On a consideration of the respective cases

of the plaintiff and defendant, the following

issues were framed:-

(a) Is the case as framed maintainable?
-4-

(b)Is the case barred by the principle of

estoppel, waiver and acquiescence?

           (c)   Is     the     case     barred      by     law    of

limitation?

           (d)   Had    late    Renuka    Chatterjee        executed

the alleged will without any coercion and undue

pressure?

(e) Had late Renuka Chatterjee lost her

power of understanding since October,1999 before

the execution of the alleged will?

(f) Was the alleged will drawn on the

instructions of late Renuka Chatterjee?

(g) To what relief or reliefs the

plaintiff is entitled?

Issues (d), (e) and (f)

These issues, which are inter related, are

taken up first for consideration.

The stand of the plaintiff, who has

examined herself as P.W.3 is that the Will was

executed by her mother in the presence of two

attesting witnesses, P.W.1 and P.W.2, and she was

in sound state of health and mind on that day and

had voluntarily executed the Will. The Will was
-5-

registered on the same day in the Registry Office,

Patna. The corrections in the Will were also made

in the pen of her mother, where she had put her

full signature. During her cross-examination she

has stated that her mother was well versed in

English and the contents of the Will were read by

her mother and after understanding the same she

had put her signature and to that effect even

endorsement has been made in the Will by typing

out “executed the Will after knowing its contents”

and beneath such endorsement her mother testatrix

had signed in English. She has also stated that

the Will was executed in her presence and at the

time of preparation of draft Will her other sister

and husband, who is an I.P.S. Officer were also

present. She has admitted that she had filed the

will from her custody as she was made the executor

of the Will. She has also admitted that she has

taken her mother to the Registry Office for

registration of the Will. In her cross-

examination, she has further accepted that she

took the initiative to approach the lawyer for

drafting the Will on the request of her mother

that she wanted to execute the Will with regard to

her properties and the said request was made in
-6-

presence of her sister Swapna Mukherjee and her

husband, the I.P.S. Officer and with them she went

to the lawyer. She has stated that her mother

never herself visited the lawyer and no lawyer

ever came to meet her mother and whatever she

desired was conveyed to the lawyer for being

included in the Will. She has also accepted that

she got the Will typed and accompanied her mother

to the Registry Office. She has further stated in

the cross-examination that her name was included

as one of the beneficiaries in the Will as her

mother trusted her and no stranger/outsider should

enter into the house; besides that she has no

interest in the property. She has denied that the

Will is forged one and misusing the confidence of

the mother she got the will executed. She has

further asserted that both the attesting witnesses

were not only known to her and to her mother but

to all the members of the family from before and

they had become attesting witnesses to the Will

after having seen her mother executing the Will at

her request. She has admitted that being the

executor in the Will it was her duty to request

the witnesses to become attesting witnesses and

she had called them. She has further stated that
-7-

P.W.2, Ibha Banerjee, was the tenant in her

uncle’s house which is just by the side of the

subject matter of the Will and also teaches in the

same school in which her sister-in-law teaches,

who is the wife of the defendant. She has denied

that attesting witnesses are in collusion with all

of them stating that they were also known to the

defendant, P.W.1 being an agent in the Post-Office

near their house who helps them in purchasing the

Kisan Vikas Patra, etc.

P.W.1, Ranjay Nandy is one of the

attesting witnesses to the Will. He has stated

that the testatrix had executed the will dated

22.11.2000 in her sound state of health and mind

voluntarily and after understanding its contents

in his presence as well as in presence of P.W.2,

Ibha Banerjee. He has proved the Will and he has

also proved the signatures of late Renuka

Chatterji on each and every page of the Will to

which he had become an attesting witness at the

request of the testatrix and signed on each and

every page on her wishes. He has further stated

that he had signed in the presence of the

testatrix as also Smt. Ibha Banerjee, P.W.2. He

has also proved the signatures of the other
-8-

witness, P.W.2, Ibha Banerjee, on each and every

page of the Will stating that the testatrix and

the two attesting witnesses had signed on the Will

in presence of each other. In his cross-

examination he has stated that he was working as

Financial Advisor in Mutual Funds and was

Financial Advisor to Mithun Chatterji and also the

testatrix. He has stated that he was called on

telephone by the plaintiff and when he reached the

place, he found the typed copy of the Will in the

hand of Renuka Chatterji, who asked him to put his

signature as a witness of the Will. He has,

however, submitted that the Will was not

registered in his presence. He has also stated

that when he reached the place, he found the

plaintiff and Mithun Chatterjee among other family

members, who were present. He has denied that

Renuka Chatterji was illiterate woman stating that

she used to put her signature. He, however, admits

that no one had read and explained the contents of

the Will to her in his presence nor she had read

the Will in his presence. He has, however, stated

that although he did not know the age of

testatrix, but from her appearance, she looked an

old lady and she was sitting on the chair when he
-9-

reached her house. He has denied that she was

suffering from any ailment. He has further denied

that she had lost her senses or was a mentally

disturbed person since October, 1999. He has also

denied that he was in league with Mithun Chatterji

and Shephali Chatterji.

P.W.2, Ibha Banerjee is the other

attesting witness. She has also stated that the

mental and physical health of the testatrix on the

date of execution of the Will was absolutely

prefect. She has further stated that she had

executed the Will voluntarily after understanding

its contents in her presence as well as in the

presence of P.W.1 and thereafter signed on each

and every page. On her request the two attesting

witnesses, P.W.1 and P.W.2 herself also signed as

witness on every page of the Will. In her cross

examination, she has said that Mithun Chatterji

was working with her in St. Columbus Schoool,

Kadamkuan and she was called by the plaintiff to

be a witness to the Will. She has also stated that

she had found 7-8 persons present when she went to

become witness to the deed of Will. She has denied

that the testatrix did not put her signature in

her presence or she became witness to the Will on

– 10 –

any pressure of Mithun Chatterji and the

plaintiff. She, however, admits that the Will was

not registered in her presence.

The defendant has examined himself as

D.W.1. He has stated that the testatrix was a semi

literate lady and she could sign on the dictates

of others. He has denied that she executed any

will on her own. He has also alleged that the Will

in question had been executed by the plaintiff and

Mrs. Mithun Chatterji, his wife. He has also

alleged that the Will was not drafted or typed on

the instructions of his mother nor she called any

one to attest the alleged Will nor any one

attested it in her presence. He has stated that

she lost her power of understanding since October,

1999 and was not in a position to understand the

contents and effect of any document or deed. He

has, however, stated that the testatrix was ailing

since 1998 and being regularly treated by the

Doctor. Nobody other than him served his mother.

He has further stated that his mother had

expressed her wish not to dispossess him from the

ground floor of the main building where he has

been living, whereas in the alleged Will he has

been allotted outhouse which is in dilapidated

– 11 –

condition and in rainy season its ground floor

becomes inundated. He has stated that his mother

had no exclusive title to the property under the

Will and it is surrounded by suspicious

circumstances. In cross examination, he has denied

that his mother was a student of Bethal School of

Kolkata, which is English medium school and

asserted that his mother knew only Bengali

Language. He has, however, admitted that she had

Bank Account which she used to operate by putting

signature on cheque. On being shown page 4 of the

will he has admitted that his mother had opened a

joint account in her name along with his wife for

meeting the education expenditure of his son in

the Post Office in the year 2000. He has admitted

that his mother was operating the pension account

till last day of her life. He has accepted that he

was in the Indian Revenue Service and in the

normal course would have retired in the year 2010,

but he has denied that he was dismissed from

service, stating that he took voluntary

retirement. On a question by the Court whether he

can produce his order of voluntary retirement, he

has however said that it was not possible as he

had taken voluntary retirement way back in the

– 12 –

year 1994. He has further stated that he was not

getting any pension after voluntary retirement on

serving the Department for 19 years. He has also

denied that there was any departmental proceeding

against him before his taking voluntary

retirement. He has denied that he had accompanied

his mother and sister at the time of registration

of the Will to the Registry Office nor that he had

taken them in the Car. He, however, admitted that

on the day the Will was executed, he was present

in his house. On question by the Court, he stated

that he was present when the Will was being

executed but did not object to his mother while

executing the Will. He has further denied that his

sister was not interested in the property or that

she has no lure for this property because she owns

a huge property in America as well as in Kolkata.

He has, however, stated that she has already got

citizenship of U.S.A. He has further stated that

he did not know as to why his mother created such

a Will nor did he know the state of her mind and

also he did not know as to whether the Will was

created on account of his mental problem. He has

denied that he is still under treatment for some

mental disease. He has further accepted that the

– 13 –

property is in two parts; the main building and

the out-house and he has been given entire

outhouse under the Will and further that even in

the main building he has been given his right, of

course along with his wife, sister and son. He has

also admitted that he was gifted exclusively

property at Varanasi by his parents. He further

stated that he does not know the attesting

witnesses.

D.W.2, Raj Kumar, is an electrical worker

who claims to visit the house of the defendant in

connection with repair of electrical installation

and D.W.3, Suresh Prasad Jaiswal, claims to have a

Readymade Garments shop in Thakurbari Road. Both

of them have stated that they had visited the

defendant’s house 3 to 5 times in connection with

repair of electrical work or sale of Readymade

Garments for his mother and they had seen him

serving his mother and his mother used to love

him very much. Due to her old age she was unable

to do her usual work without him. Both of them

have admitted that they do not know any of the

members of the family of the defendant nor can

recognize them.

From a consideration of the materials on

– 14 –

the record, it is evident that the plaintiff has

produced both the attesting witnesses, who have

deposed that the Will was executed in their

presence by the Testatrix and that they had signed

as attesting witnesses to the Will in the presence

of the Testatrix and others. These two essential

ingredients of the due execution of the Will as

laid down in Section 63 of the Indian Succession

Act have been proved by the plaintiff.

The stand of the learned counsel for the

defendant, however, is that the Will was obtained

by coercion and is an unnatural Will. It is

submitted by him that the beneficiaries, who were

present at the time of execution of the Will,

hatched up a plan for the execution of the same

for their benefit. It is submitted by him that the

defendant, who is the only son, has been given

very little share in the main building. It is

further submitted by learned counsel that from a

perusal of the last part of the first page of the

Will, which contains the names of legatees, it is

evident to the naked eye that the same has been

typed later, after the execution of the Will and

thus creates a suspicious circumstance and

therefore the entire will ought to be thrown out.

– 15 –

It is further contended by learned

counsel that the testatrix being an illiterate

lady nothing has come in evidence to show that any

one had read and explained the will to her as

P.W.1 admits that the same was not done in his

presence. It is also submitted by learned counsel

that the mere fact of registration of the Will by

itself cannot be proof of its genuineness. Learned

counsel harps upon the facts that both the

attesting witnesses have accepted that the Will

was not registered in their presence.

Unnaturalness of the Will, according to

learned counsel, is clearly proved by the fact

that the testatrix had as many as four daughters

but nothing was given to the other three

daughters, except the plaintiff, who has walked

away with major share of the property and it is

evident from the materials on the record that she

had taken active part at all stages in the

preparation and execution of the Will. For the

said reasons, it is urged by learned counsel that

the Will is not genuine and no probate ought to be

granted.

In support of the same, learned counsel

for the defendant relies upon a decision of the

– 16 –

Supreme Court in the case of Ram Piari v. Bhagwant

and others: AIR 1990 S.C. 1742, in paragraph No.4

of which it has been held as follows:

“4.Ratio in Malkani v. Jamadar, AIR

1987 SC 767 was relied on to dissuade

this Court from interfering, both,

because the finding that Will was

genuine, was a finding of fact and

omission to mention reason for

disinheriting the daughter or taking

prominent part by beneficiary by

itself was not sufficient to create

any doubt about the testamentary

capacity was because of

misunderstanding of the correct

import of the decision and the

circumstances in which it was

rendered. Property in Malkani’s case

was land. Beneficiary was nephew as

against married daughter. Anxiety in

village to protect landed property or

agricultural holdings from going out

of family is well known. Even though

it cannot be said to be hard and fast

– 17 –

rule yet when disinheritance is

amongst heirs of equal degree and no

reason for exclusion is disclosed,

then the standard of scrutiny is not

the same and if the Courts below

failed to be alive to it as is clear

from their orders then their orders

cannot be said to be beyond review.

Although this Court does not normally

interfere with findings of fact

recorded by Courts below, but if the

finding is recorded by erroneous

application of principle of law, and

is apt to result in miscarriage of

justice then this Court will be

justified in interfering under

Article 136.”

Learned counsel for the plaintiff,

however, counters the aforesaid submission by

stating that the Will was registered on the same

day of its execution on 22.11.2000 and thereafter

the testatrix remained alive for more than 15

months and did not choose to revoke the same for

such long time, which proves the genuineness of

– 18 –

the will and that the Will was an expression of

the desire of the testatrix.

It is also his contention that neither of

the two other daughters, who have allegedly been

disinherited, have come forward to contest the

grant of probate, whereas the notices were duly

served upon them. Similarly none of the three

grand sons has also come forward to contest the

grant of probate, rather near relative No.7 who is

the son of pre-deceased daughter has supported the

stand of the plaintiff when he had filed his No

Objection.

It is also submitted by him that the

plaintiff has produced both the attesting

witnesses and they have testified that the

testatrix was in a sound state of health and mind

and had executed the will without any undue

pressure or influence by any-body at the time of

execution and the same could not be demolished

even in cross-examination.

Learned counsel further submits that the

defendant has admitted the fact of his presence at

the time of execution and that he did not raise

any objection. In fact, according to learned

counsel, the defendant had no cause to raise any

– 19 –

objection as he has been given the maximum portion

of the property. He has been directly given 1/3rd

portion of the first and second floor of the main

house besides the entire out-house. In addition,

he had already received earlier the entire

property of the family at Varanasi as gift and

even under the Will his wife has received half

portion on the ground floor and his son has

received 1/3rd share on the first and second

floors. Thus, according to learned counsel, the

defendant alone has received much more than what

he would have been entitled under the general law

of succession under the Dayabhag School of Hindu

Law and in addition substantial portion of the

main building has been given to his wife and son.

There can thus be no cause for making any

complaint on his behalf.

It is urged by learned counsel that those

who were left out and not given anything are not

contesting whereas the defendant who has been

given much more than his due share has come

forward challenging the genuineness of the Will.

Despite admitting his presence at the time when

the Will was executed, he raised no such issue

with his mother at that or any subsequent point of

– 20 –

time, with whom he admits he was very close and

was having good relation and who remained alive

for more than 15 months after the execution of the

Will.

It is evident from the evidence on record

that the plaintiff has been able to satisfy the

requirement of Section 63 of the Indian Succession

Act, so far as the due execution of the Will is

concerned. However, in the present matter the

issue has been raised that the will having been

obtained by coercion and undue pressure upon the

testatrix, under Section 61 of the Indian

Succession Act the Will is void. It has been held

by the Courts that a mere persuasion or inducement

to make a Will in favour of a particular person is

not sufficient to bring it within the mischief of

Section 61 of the Act. It must be actual coercion

in the sense that the testatrix had been coerced

into something which she did not desire to do.

Such coercion may be actual violence or a person

may have become so weak and feeble that from a

little pressure or mere talking to her at that

stage or pressing something upon her may cause

such fatigue to the brain of the sick person that

she may be induced for the sake of quietness to do

– 21 –

anything.

It is also to be considered that normally

the propounder of the Will discharges her burden

if she can prove the due execution of the will but

where a charge of unnatural disposition has been

made, namely, exclusion of an heir of equal degree

and active part played by the propounder being a

beneficiary under the Will, then the conscience

of the Court must be satisfied that the instrument

so propounded is the last will of a free and

capable testatrix. In such circumstances, the

Court is required to be vigilant and jealous in

examining the evidence. In support of the said

instrument no probate ought to be granted unless

the suspicion is removed and the Court is

judicially satisfied that the Will expresses the

true will of the deceased.

In the present matter, it is evident that

although the testatrix had a son and four

daughters but the entire property has been willed

in favour of the only son, his wife and son and

only one out of the four daughters. The

disinheritance of the three daughters would

definitely be a suspicious circumstance to put the

Court on alert. The further fact in this case is

– 22 –

the admitted position of the active role played by

the propounder of the will in its execution.

However, several facts are of great significance

in this case. The two excluded daughters, who are

alive, and the two sons of a predeceased daughter

have not come forward to oppose the grant of

probate. It is the case of the plaintiff that one

of the daughters, who has been disinherited, along

with her IPS Officer husband was present at the

time of execution of the Will, which fact has not

been controverted or demolished; rather the fact

that the said daughter has not come forward to

oppose the grant of probate makes it highly

probable that the stand of the plaintiff in this

regard is true.

On the other hand, a son of the deceased

daughter has come forward stating his No Objection

to the grant of probate of the Will. The Will

itself states that the other three daughters have

not been given any interest in the scheduled

property as they are well off. Considering the

fact that the daughters or their sons are not

opposing and one of their sons is supporting the

grant of probate, such statement appears to have

some force.

– 23 –

So far as the son of the testatrix, the

defendant, is concerned, he has been given not

only 1/3rd share in the second and third floors of

the house but the entire outhouse apart from the

fact that earlier the property at Varanasi has

been given to him. This fact coupled with the fact

that his wife has been given half of the share in

the ground floor and his son has been given 1/3rd

share in the first floor and the second floor

along with him and the plaintiff, shows that he

has not at all been discriminated by his mother

which he claims.

Apart from the above, the fact remains

that the defendant having been part of a

prestigious service, namely, the Indian Revenue

Service, admits that he has taken voluntary

retirement after 19 years of service and is not

receiving any pension. Thus, the same throws some

light on the nature of the disposition made by the

testatrix. The conduct of the defendant to any

parent in leaving such a prestigious service, as

he says that he has taken voluntary retirement and

not been dismissed from service, would weigh

heavily upon the parent and under such

circumstances it would not be unusual for the

– 24 –

parent to not only protect the interest of the

daughter-in-law and the grand son in the family

property but also to ensure that the property

itself could not be sold away in a reckless

manner.

In any case a Will to bequeath the

property may not be strictly in accordance with

the rules of succession but more likely in a

different manner. The mere fact that some of the

heirs have been disinherited may not be sufficient

to throw out the Will as being not a genuine

document, specially when those disinherited have

no objection to the said Will, rather the lack of

opposition to it may indicate a consensus within

the family in regard to the disposition of the

property. Although a mere registration of the Will

may not clothe it with genuineness, but the fact

of registration does lend great support to its

genuineness in the facts and circumstances of the

present case.

The defendant himself being present at

the time of execution of the Will and having

knowledge of the Will being executed is not

entitled to raise the plea that the Will was a

forged document obtained by coercion. The stand of

– 25 –

the defendant is that till the death of his mother

she remained with him and he alone was looking

after and serving her and thus her being alive for

15 months, thereafter, during which period he

could not persuade or convince his mother to

change the Will, that too goes to show that the

Will is genuine and expresses the true desire and

wishes of the testatrix.

It is strange that the defendant has not

only made allegation against the plaintiff but has

not spared even his wife alleging that she had

gone in collusion with the plaintiff in the

preparation of the Will.

Apart from the above, it is alleged by the

defendant that the testatrix was seriously ill

since early 1998 and was not in a position to

understand the contents and effect of any document

or deed, as she had lost her power of

understanding since October, 1999 but no material

has been brought on record by him to show that

such was the case, when it is his specific

averment that he alone was serving her and looking

after her and thus if that was the situation he

must be in possession of the medical papers of

the testatrix to justify such statement.

– 26 –

In the said circumstances, this Court is

inclined to accept from the evidence led on behalf

of the plaintiff that the testatrix was in sound

state of health, mind and body and even the eight

signatures of the testatrix on different pages of

the Will and corrections made therein go to show

that there was no frailty while signing, rather

the same goes to show that she had clearly signed

in English. The hand-writing of the testatrix in

her full signature also does not appear to be one

of a semi literate old lady but of someone who

could write decently in English.

So far as the submission of learned

counsel for the defendant that the last part of

the first page of the Will has been typed later

after execution of the Will is concerned, there

can be no doubt that it has been typed

subsequently after the original Will was typed,

but the said typed part merely mentions the names

of legatees which includes apart from the

plaintiff the defendant, his wife and his son. The

stand of the plaintiff is that though the same was

typed subsequently but before the execution of the

Will and like all other corrections made

accompanied by a separate signature by its side,

– 27 –

which clearly shows that though typed subsequently

but it had been typed before the execution of the

Will; moreover, even if the same is left out it

makes no difference to the disposition made in the

Will, as the said disposition is clearly given at

pages 3 and 4 of the Will and the said

subsequently typed part merely recapitulates by

giving at one place the names of the legatees. It

is settled proposition of law that even if a part

of the Will is found to have been introduced

without the knowledge of the testatrix it does not

nullify the entire Will and only that part of the

Will which is proved to have been subsequently

added without knowledge of the testatrix may be

declared as null and void by the Court but the

other part of the Will shall be given effect to.

Applying the said proposition, even if the

subsequently typed part of the Will is excluded,

the disposition made in the Will in clear terms at

pages 3 and 4 would stand and thus the part 4 of

the Will subsequently typed, even if excluded,

will have no effect. However, in the facts and

circumstances of the case, I hold that the

subsequently typed part of the Will had been typed

before the execution of the Will and to the

– 28 –

knowledge of the testatrix.

So far as the reliance made by learned

counsel for the defendant on Ram Piari’s case

(supra) is concerned, the same has no application

to the facts of the present case, as the

disinherited daughter was herself contesting the

matter right upto the Supreme Court. In that case

out of two daughters, one of the daughters had

been disinherited and the entire property had been

bequeathed to the grandsons from the other

daughter. Moreover, the said decision of the Apex

Court was not rendered merely on the fact that one

of the daughters had been disinherited in favour

of the sons of the only other daughter but also on

the recitals made in the Will which made

speculative narration of property depending on

imagination of what the testator might have

possessed and clearly showed the hand of a

professional expert. It was in the entirety of

those circumstances that the Apex Court held that

disinheritance of one of the daughters was not

acceptable. The same is not the position here. In

fact it is the major beneficiary under the Will,

who has obtained more than his share under the law

of succession who has come forward to challenge

– 29 –

the same, whereas the so called disinherited

daughters have either not come forward or one of

their surviving sons is, in fact, supporting the

grant of probate.

Thus, I hold that the testatrix Renuka

Chatterji had executed the will in question

without any coercion and undue pressure. I further

hold that she had not lost her power of

understanding before or at the time of execution

of the Will which had been drawn on her

instruction.

Issues (d), (e) and (f) are, accordingly,

decided in favour of the plaintiff and against the

defendant.

Issues (a), (b) & (C)

No argument has been advanced by learned

counsel for the defendant on these issues. On a

consideration of the facts and circumstances of

the case, I am of the view that these issues also

go in favour of the plaintiff.

Issue (g)

– 30 –

In view of the fact that all the issues

have been decided in favour of the plaintiff, I

hold that the plaintiff is entitled to grant of

probate of the Will dated 22.11.2000 in her

favour.

It is, accordingly, ordered that the

probate of the Will dated 22.11.2000 of late

Renuka Chatterji be granted in favour of the

plaintiff, Shefali Mukherjee as the executrix. The

suit is, accordingly, decreed with costs in favour

of the plaintiff and against the sole defendant.

( Ramesh Kumar Datta, J. )
Patna High Court, Patna
Ist March, 2011.

NAFR/VPS.