High Court Punjab-Haryana High Court

Gurmel Singh vs Sohan Singh And Others on 17 February, 2009

Punjab-Haryana High Court
Gurmel Singh vs Sohan Singh And Others on 17 February, 2009
RSA No.4131 of 2002(O&M)                            1

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                       RSA No.4131 of 2002(O&M)
                                       Date of decision: 17.2.2009

Gurmel Singh                                        ......Appellant

                                Versus

Sohan Singh and others                              ......Respondents

CORAM:-      HON'BLE MR. JUSTICE RAKESH KUMAR GARG

                          * * *

Present:     Mr. Rohit Ahuja, Advocate for the appellant.

             Mr. Amit Jain, Advocate for the respondents.

                     * * *
Rakesh Kumar Garg, J.

This is plaintiff’s second appeal challenging the judgment and

decree of the Lower Appellate Court whereby on an appeal filed by the

defendant-respondents, the judgment and decree of the trial Court dated

18.1.1997 decreeing the suit of the plaintiff-appellant for declaration with

consequential relief of permanent injunction to the effect that the plaintiff is

the owner in possession of the land in dispute, has been set aside and suit

of the plaintiff-appellant has been dismissed.

As per the averments made in the plaint, the estate of one

Gurbax Singh was the subject matter of dispute in the suit. The suit was

filed by the appellant claiming inheritance to the estate of Gurbax Singh on

the basis of Will dated 25.5.1982 allegedly executed by Gurbax Singh in

his favour. The plaintiff is the son of the real brother of Gurbax Singh

deceased and was allegedly rendering services to the deceased and the

Will was executed out of love and affection for him. Gurbax Singh died on

1.6.1982 and his last rites were performed by him. Rao Kaur defendant

No.1 (predecessor-in-interest of respondents No.1 to 3) was the real sister

of Gurbax Singh who was married to one Santa Singh of village Dholowal,
RSA No.4131 of 2002(O&M) 2

Tehsil and District Hoshiarpur about more than 55 years ago. However,

she got the mutation of inheritance of Gurbax Singh sanctioned in her

favour taking advantage of the absence of the appellant. He could not get

the mutation sanctioned on the basis of the Will after the death of Gurbax

Singh as the Will was kept at his house and when in the year 1983, he

came to the village he found that the Will dated 25.5.1982 was misplaced.

The appellant, thus, claimed a decree for declaration, challenging the rights

of defendants No.2 to 13 who are transferees of the property in question

from Rao Kaur-defendant No.1.

The defendants contested the suit raising the objections that

the suit was barred by time and that the appellant was estopped by his act

and conduct from filing the suit. The Will dated 25.5.1982 set up by the

appellant was termed as a forged and fabricated document. It was averred

that defendant No.14 who was the attorney of defendant No.1 allegedly

sold the land to different persons and even the appellant had himself

purchased some land from her.

In the replication filed by the appellant, the appellant further

explained the reasons for non-production of the Will at a earlier stage.

According to him, the house of the appellant had fallen and the luggage of

the house remained under the debris of the fallen structure. Defendant

No.1 was stated to be under the influence of defendant No.14. It was

further stated that the sale deed in favour of the appellant was executed

without any consideration. The trial Court framed the following issues from

the pleadings of the parties

“1. Whether Gurbax Singh executed a valid Will dated

25.5.1982? If so its effect? OPP.

2. Whether the plaintiff is the owner on the basis of

the Will dated 25.5.1982 executed by Gurbax Singh, in
RSA No.4131 of 2002(O&M) 3

his favour? OPP.

3. Whether the suit is barred by limitation? OPD.

4. Whether plaintiff is estopped from filing the suit by

his act, conduct and admissions? OPD

5. Whether the plaintiff has no locus-standi to file the

suit? OPD.

6. Whether the suit is not maintainable against

defendants No.2 to 13? OPD.

7. Relief.”

The parties produced their respective evidence and after

hearing learned counsel for the parties the suit of the appellant was

decreed vide judgment and decree dated 10.1.1997 passed by the trial

Court upholding the Will set up by the appellant.

Feeling aggrieved against the judgment and decree of the trial

Court, defendants preferred an appeal which was accepted by the

Additional District Judge, Hoshiapur vide impugned judgment and decree

dated 20.7.2002 which resulted into dismissal of the suit of the plaintiff.

While accepting the appeal, the Lower Appellate Court recorded a finding

of fact that Will in question set up by the appellant was not a genuine

document and the same was shrouded with many suspicious

circumstances.

Feeling aggrieved from the judgment and decree of the Lower

Appellate Court, the plaintiff has filed the instant appeal challenging the

same.

Learned counsel for the appellant has vehemently argued that

numerous circumstances have been established on record from which it

can be inferred that the deceased had every reason to execute the Will in

favour of the plaintiff-appellant and the execution of the Will had been
RSA No.4131 of 2002(O&M) 4

proved by the appellant and there is no evidence on record to support the

plea of the respondents that the alleged Will was a forged document and

therefore, the Lower Appellate Court has erred at law while accepting the

appeal filed by the defendant-respondents and the same is liable to be set

aside. In support of his arguments, learned counsel for the appellant has

placed reliance upon the judgment of this Court reported as Charan Singh

v. Bissi (Smt.) 1992(2) RRR 502.

On the other hand, learned counsel for the defendant-

respondents has supported the findings of the Lower Appellate Court and

has argued that on appreciation of evidence on record, the Lower Appellate

Court has recorded a finding of fact that the Will in question is full of

suspicious circumstances and, therefore, the same cannot be relied upon

simply because execution thereof has been duly proved and thus, the

appeal is without any merit and the same is liable to be dismissed.

I have heard learned counsel for the parties and perused the

record of the appeal.

The fact that the deceased was living with the appellant who

was rendering him services and that defendant No.1 Rao Kaur was

married many years before the death of Gurbax Singh are no doubt the

circumstances which may support the argument that Gurbax Singh could

execute the Will of his estate in favour of the appellant but that by itself

cannot be a ground to accept its authenticity unless the Will is proved to be

a genuine document. The Lower Appellate Court while accepting the

appeal of defendant-respondents noticed many circumstances on the

basis of which the Will in question was held to be shrouded with suspicious

circumstances namely, the Will Ex.P-2 is dated 25.5.1982 and admittedly

Gurbax Singh died a week later i.e. 1.6.1982. The Will is on the plain

paper and has not been scribed by a Deed Writer. The scribe of the Will is
RSA No.4131 of 2002(O&M) 5

Harjinder Singh PW-5 who is none else but the brother in law of Gurmel

Singh-appellant; the appellant was not present at the time of death as he

was serving in the Army; wife of the appellant was present in the house;

when the Will was executed and admittedly the appellant purchased some

land from Rao Kaur-defendant No.1 through her attorney many years

before the institution of the suit.

The Lower Appellate Court also observed that the appellant in

his cross-examination had admitted that he purchased 1 kanal 19 marlas of

land from Rao Kaur for Rs.2,000/- taking her to be the owner of the land

though he tried to explain that he got this land purchased vide sale deed

because the Will was not traceable by that time. Defendant No.1 executed

two more sale deeds dated 13.6.1989 through her attorney, copies of

which are Ex.PW2/C and PW2/D in favour of defendants No.3 and 4.

Chanan Singh PW-2 who is the marginal witness of the Will of the year

1982 had attested both the sale deeds. In his cross-examination PW-2

Chanan Singh has stated that he informed the vendees of these sale

deeds that there was a Will in favour of Gurmel Singh executed by Gurbax

Singh but they still purchased the land from Rao Kaur. The above fact

clearly shows that the testimony of PW-2 Chanan Singh, the attesting

witness of the Will, was not trustworthy. There is another document

Ex.PW2/A. Vide this document admittedly on 27.4.1990, a partition of land

took place between Rao Kaur and appellant. This was another occasion

for the appellant to challenge the right of Rao Kaur about inheritance to the

estate of Gurbax Singh. The present suit was filed in the year 1994 on the

basis of the Will in question, Thus, the Will saw the light of the day after

the death of the testator Gurbax Singh. The explanation that the

household articles belonging to the appellant came under the debris of

fallen portion does not appeal to reason. The plaintiff-appellant had
RSA No.4131 of 2002(O&M) 6

produced in evidence one letter Ex.PW8/A written by Gurbax Singh to his

Commanding Officer in the year 1974 wherein Gurbax Singh mentioned

him as his son but it is strange that the appellant was able to hold this letter

of Gurbax Singh deceased in safe custody for a period of about 20 years

as the suit was filed in the year 1994 but he was careless about the

important document of Will on the basis of which he claimed inheritance.

Thus, taking in the view the aforesaid circumstances proved

on record, the Lower Appellate Court held that the Will in question is not a

genuine document as the same is full of suspicious circumstances. It is

well settled that though the execution of the Will is proved yet the same can

be discarded if it is full of suspicious circumstances. The judgment relied

upon by the learned counsel for the appellant is distinguishable on facts as

in that case there was no suspicious circumstance surrounding the Will.

For the reasons recorded above, I find no merit in this appeal.

No substantial question of law arises.

Dismissed.

February 17, 2009                           (RAKESH KUMAR GARG)
ps                                                 JUDGE