Allahabad High Court High Court

In Re: Late Sahu Basheshwar Dayal … vs Unknown on 10 November, 2006

Allahabad High Court
In Re: Late Sahu Basheshwar Dayal … vs Unknown on 10 November, 2006
Author: S Ambwani
Bench: S Ambwani


JUDGMENT

Sunil Ambwani, J.

1. The plaintiff Late Smt. Bina Gupta filed testamentary case No. 13 of 1993 for grant of probate of will dated 01.4.1993 alleged to be sealed in the envelope and handed over to the plaintiff executed by late Sahu Bashwshwar Dayal (the deceased), died on 15.6.1993 at New Delhi leaving behind properties mentioned in the schedule including a residential house along with Nohra at Chandpur District Bijnore, a grove plot 2105 measuring 6 bigha 14 biswa in Kasba Chandpur and all land and trees thereon, which were his Bhumadhari as well as shares in Delhi Cold Storage Private Ltd. and interest in the firm of Sahu Bashewshwar Dayal. The deceased had one son Shri Suresh Mittal, who predeceased him and six daughters including the plaintiffs.

2. Notices were issued to next of kin mentioned in para 2 of the plaint, which include Smt. Kumkum Mittal, widow of late Suresh Mittal and her minor children Sandeep Mittal and Ravi Mittal and other daughters namely Smt. Malti Mangla, Smt. Meena Gupta, Smt. Sarojani Agrawal, Smt. Manju Gupta and Smt. Asha K. Gupta.

3. Smt. Kumkum Mittal wife of late Suresh Mittal filed objections stating that Section 228 of the Indian Succession Act, 1925 is not applicable to the case of the will. Sahu Basheshwar Dayal never executed any will on 01.4.1993. The will is manufactured/forged by Smt. Bina Gupta, Smt. Meena Gupta and Smt. Malti Mangla in collusion with the attesting witnesses. At the time of execution of the will Sahu Basheshwar Dayal was not keeping sound health and mind. After the death of his wife Smt. Sudama Devi on 22.11.1992, Sahu Basheshwar Dayal became mentally disturbed and was not in a position to look after his affairs, and was not living at his residence at Commissioner Lane, Delhi. In November 1992 Smt. Malti Mangla took him to her residence at 66/61 Safdar Jung Development Area, New Delhi. Smt. Bina Gupta and Smt. Meena Gupta used to visit him. The other family members were not allowed to meet him. Smt. Bina Gupta, thereafter, took him to her residence at 18-A, Kanpur Road, Allahabad and never allowed Sahu Basheshwar Dayal to reside at 2, Commissioner Lane, Delhi. He was wrongfully confined by his three daughters. The will is manipulated and is concocted by his three daughters in collusion with Shri C.M. Gupta, the husband of Smt. Bina Gupta.

4. The will is also challenged on the ground that no share has been given to the three daughters namely Smt. Sarojani Agrawal, Smt. Manju Gupta and Smt. Asha K. Gupta. The deceased was not the sole owner of the residential house mentioned in Clause 1 of the will and the grove of plot No. 2105 situate in Kasba Chandpur. The house and grove are ancestral properties, which were inherited by late Suresh Chandra prior to abolition of Zamindari. The property in Clause 2 were not under sole ownership of the deceased. The total value of the share of partnership firm is approximately Rs. 2 lacs. After payment of all liabilities, taxes etc. out of said share nothing will remain for her benefit.

5. Regarding the properties in Class 4 it is alleged that Sahu Basheshwar Dayal and sons is a hindu undivided family in which the deceased and his son Shri Suresh Mittal were partners. After the death of Shri Suresh Mittal his share was transferred to his widow and two sons. As regards deposits in Clause 5 of the will the defendant states that a sum of Rs. 2,85,000/- was in deposit and it is incorrect to say that there have been more deposits. Clause 6 deals with unspecified properties and thus the will is bad in law and void. The names of Ravi Mittal and Sandeep Mittal, the sons of Shri Suresh Kumar Mittal were mutated over the village Chandpur property in February 1991. The defendant also denied the signatures of the deceased on the will.

6. In her replication Smt. Bina Gupta, the plaintiff denied that the deceased was mentally disturbed after the death of his wife. He stayed for a few months but since objectors did not visit him or look after him, the deceased used to stay with relatives. He was in a fit state of mind and has sound mental condition at the time of execution of the will. The deceased could read English and understood the contents of the will before signing the same. He was not forced to dispose of the property. He was the sole owner of the house and grove. The share money of the deceased is intact and was rightly disposed of by him. The deposits were properties of the deceased and he had right to dispose them of. It is denied that names of the objectors were mutated in February 1991, as it could not be done before the death of the testator.

7. The following issues were struck between the parties on 26.7.1994:

1. Whether this suit was liable to be dismissed as not maintainable for the reasons set out in paragraph 1 & 3 of the written statement?

2. Whether the alleged will dated 01.4.1993 was validly executed by the testator Sahu Basheshwar Dayal in a sound disposing state of mind?

3. Whether the alleged will dated 01.4.1993 was forged/manufactured by the three daughters of the testator in collusion with the attesting witnesses as set out in paragraph 5, 7 and 10 of the written statement and did not bear the signature of he testator?

4. Whether the testator had became mentally disturbed after the death of his wife and was not in a fit mental condition to execute the will?

5. Whether the testator have no right to execute the aforesaid will in respect of the properties mentioned in the will as he was not the sole owner thereof?

6. To what relief is the plaintiff entitled?

8. The following additional issues were framed by the Court on 04.10.1994:

7. Whether Sahu Basheshwar Dayal was in a position to understand the language of the alleged will?

8. Whether the alleged will is illegal and void on the grounds set out in paragraph Nos. 11-A, 11-B, 11-C, 11-D and 11-H of the written statement?

9. The record of suit No. 443 of 1993 under Section 34 of the Land Revenue Act, village and kasba Chandpur, Tehsil and Pargana Chandpur, District Bijnore filed by Smt. Bina Gupta and Smt. Meena Gupta, in which by an order dated 30.8.1994 the Tehsildar Chandpur dismissed the application for mutation on the basis of the will, was summoned by the Court and is tagged with the file. The record shows that application for mutation was filed on 22.6.1993 along with photocopy of the will.

10. The plaintiff filed Address Diary (A-21); Diary 1981 from 8th Jan to 31.12 (A-22); Diary 1982, complete (A-23); Diary (Amodh), 1983 Complete (A-24); Diary (Satyendra Kanooni Diary, 1984, complete (A-25); Diary (Satyendra Kanooni diary), 1985 complete (A-26); diary (Satyendra Table Diary), 1986 Complete (A-27); Diary (Meharalam), 1987, complete (A-28); Diary, 1989 (A-29); Notes 3 Pages (A-30); Notes 4 Pages (A-31) and Notes 4 Pages (A-32).

11. The defendant filed letter dated 18.6.1993 (A-35); mutation application dated 22.6.1993 (A-36); list of document filed in mutation case (A-37); copy of order dated 30.8.1994 (A-3 8); copy of assessment list of property No. 186(1-4) and 187(1-2) year 1991-92 (A-39); copy of assessment list of year 1973-74 No. 135 (1-2) and 136 (1-2) (A-40), copy of the assessment list 1957 property No. 130, 131, 132 (A-41); receipt of House Tax (A-42 and A-43); khatauni of village Chandpur for the Fasli year 1402 to 1407 (A-44); khasra of village Chandpur for the fasli year 1402 fasli (A-45); Copy of C.H. Form (A-46); copy of khatauni of village Chandpur 1359 fasli (A-47); copy of C.H. Form (A-48); statement of wealth tax 1992-93 (A-49); letter of ITO Delhi dated 13.2.1995 (A-50); order of appellate authority dated 20.1.1978 (A-51); order of Assessment dated 21.3.1977 (A-52); office copy of the application by the deceased to ITO dated 22.1.1977 (A-53); order under Section 26-A of the Income Tax Act dated 23.1.1985 for the Assessment Year 1955-56 (A-54) and Khewat of Village Chandpur along with Hindi Translation (A-55).

12. The plaintiff examined Hon’ble Mr. Justice Devki Nandan Agrawal, a retired Judge of this Court, and the attesting witness as PW-1; and Shri Radha Krishan Gupta, the hand writing expert in support of his report A-81 as the other witness. Shri Radha Krishna Gupta compared the photographs of the signatures Ex.P-1 (the will) and the specimen signature card, A-61/1 of the Laxmi Commercial Bank, New Delhi of the deceased and was of the opinion that both the signatures were made by the same person. He was cross-examined by Shri S.C. Budhwar, Advocate.

13. The defendant No. 1 examined herself as DW-1, Shri Beer Kumar Sakuja, the hand writing expert as DW-2 and Shri Brij Bhushan Sharma, an Accountant in Delhi Cold Storage as DW-3.

14. The report of Shri Beer Kumar Sakuja A-64 dated 11.10.1995, the hand writing expert was filed along with affidavit of Shri Ravi Kant Gautam, pairokar of Smt. Kumkum Mittal. Another report of Shri Beer Kumar Sakuja, the hand writing expert dated 27.1.1997 is A-86. The hand writing expert Shri Beer Kumar Sakuja in both his opinion was of the view that the person, who is deemed to have signed on the bank specimen card A and A-1 did not affix the signatures on Ex.P-1 (the will) and that the signatures are the product of forgery and are not in the hand writing of the writer of ‘A’ series. He was cross-examined by Shri A.B. Saran, Advocate.

Issue No. 1

15. In para 1, 2 and 3 preliminary objections have been taken to the maintainability of the application for probate on the ground that the application is not maintainable under Section 228 of the Indian Succession Act, which is applicable only in the case of foreign will and that the application has not been made in Chapter XXX of the High Court Rules.

16. Section 280 of the Indian Succession Act, 1925 provides for filing of petition for probate to be signed and verified by the petitioner. Chapter I of Part IX of the Act deals with grant of probate or letters of administration. Section 222 provides that the probate shall be granted only to the executor appointed by the will, which may be express or by necessary implications. Section 223 prohibits grant of probate to minor or a person of unsound mind or to any association of individuals and Section 224 provides for grant of probate to several executors simultaneously or at different times. A probate is grant in rem. Section 228 deals with grant of letters of administration and administration of the will executed beyond the limits of the State, whether within or beyond the limits of India.

17. In the present case the application is for grant of probate under Section 276 and not under Section 226, which provides for administration of the authenticated copy of the will. The wrong mention of a provision under which the petition has been filed, is not a ground on which the petition may be dismissed. The defect does not go to the root of the matter and is curable. The Court as such permits the plaintiff to correct the provisions of law under which the petition has been filed. The issue as such is returned against the defendant.

Issue Nos. 5 and 8

18. Smt. Kumkum Mittal, the widow of predeceased son of Sahu Basheshwar Dayal has alleged in paragraph 11-B, 11-C and 11-D of written statement, supported by the documents namely the revenue records that Sahu Basheshwar Dayal was not the sole owner of the residential house at Chanpur District, Bijnore nor he was the sole owner of grove of plot No. 2105 situate in Kasba Chandpure District Bijnore. He has a zamindari grove in which the husband of the defendant acquired right by birth prior to abolition of Zamindari. The deceased had no right to execute the will in respect of these properties. It is further alleged in para 11-D that the deceased was not the sole owner of the property mentioned in Clause II in the will and further stated in para 11-B that during his life time the deceased got the house at Chandpur transferred in the name of Ravi Mittal and Sandeep Mittal. Their names were mutated in February 1991 and since thereafter they are paying all the taxes. The are also paying electricity charges.

19. The testamentary Court does not have power to decide the title over the properties, where a will is executed. In Chiranjilal Shrilal Goenka v. Jasiit Singh and Ors. the Supreme Court relying upon
Ishwardeo Narain Singh v. Smt. Kamta Devi held that:

The court of probate is only concerned with the question as to whether the document put forward as the last will and testament of a deceased person was duly executed and attested in accordance with law and whether at the time of such execution the testator had sound disposing mind. The question whether a particular bequest is good or bad is not within the purview of the probate court. Therefore the only issue in a probate proceedings relates to the genuineness and due execution of the will and the court itself is under duty to determine it and preserve the original will in its custody. The Succession Act is a self-contained code insofar as the question of making an application for probate, grant or refusal of probate or an appeal carried against the decision of the probate court. This is clearly manifested in the fascicule of the provisions of the Act. The probate proceedings shall be conducted by the probate court in the manner prescribed in the Act and in no other ways. The grant of probate with a copy of the will annexed establishes conclusively as to the appointment of the executor and the valid execution of the will. Thus it does no more than establish the faction of the will and the legal character of the executor. Probate court does not decide any question of title or of the existence of the property itself.

20. As Probate Court I am concerned with the question as to whether the document is genuine and the last will and testament of the deceased duly executed in accordance with law, and to direct preservation of the will. The fact whether the will deals with properties, which are alleged to be jointly owned by the deceased with objectors, or in which they had some antecedent interest independent of the testator will not be a ground to assume jurisdiction to decide such questions. The testamentary Court does no more but establish the factum of the will and the legal character of the executor. The objections taken by the defendant with regard to ownership of the house, grove and the shares of the partnership firm as such need not hold up the Court from considering the real issue of the genuineness and due execution of the will. The issues are as such decided against the defendant.

Issue No. 3

21. The plaintiff alleges that Smt. Sudama Devi, the wife of Sahu Basheshwar Dayal, the deceased died on 22.11.1992. He was permanent resident of Delhi. After the death of his wife he was left alone and was not looked after by his daughter in law. He stayed in the house for some time and thereafter his daughters were looking after him. He executed the will on 01.4.1993 witnessed by Shri Devki Nandan Agrawal, a retired Judge of Allahabad High Court, living at New Katra, Allahabad and Shri Raj Kumar Mittal, CME (Retd.), 350 Mumford Ganj, Allahabad. In the will the deceased deferred to his son Suresh Kumar Mittal, who unfortunately died on 14.12.1996 leaving him and his widow Smt. Kumkum Mittal and two sons Ravi Mittal and Sandeep Mittal and a daughter Smita. The deceased bequeathed the residential house with Nohra at Chandpur and grove on plot No. 2106 at Kasba Chandpur area 6 bigha 14 biswa with all the land and trees and everything thereon to his daughters Bina and Meena in equal shares. The shares in Delhi Cold Storage Pvt. Ltd., which he holds, being 500 shares of the value of Rs. 50,000/- are given to his daughter Malti. His share and interest in the partnership firm Sahu Basheshwar Dayal Bankers subject to payment of all liabilities and taxes to his daughter in law Smt. Kumkum Mittal. All funds and deposits in the name of Sahu Basheshwar Dayal and sons in Delhi Cold Storage Pvt. Ltd. have been given to his grand sons Ravi Mittal and Sandeep Mittal and his deposits in Delhi Cold Storage Pvt. Ltd. amounting to Rs. 2,85,000/- from which there have been no withdrawals but only additions to his daughter Malti. In para 6 he mentions that besides the above assets and property he has already earmarked and given away all his deposits and other investments by joining a person to whom he wanted to give as joint holders with him and the same is payable to either him or survivor. In para 7 the testator desired that in case any property or assets are left, it shall be taken by his daughters Malti and Bina in equal shares as absolute owners and if necessary to prove the will by taking a probate thereof as executor or to apply for letters of administration.

22. Shri Devki Nandan Agrawal aged 74 years appeared in the witness box on 18.9.1995 and subjected himself to cross-examine. He stated that the deceased was known to him since 1959-60. He was his old client and asked him to write his will. He had written two or three wills earlier and also the last will. He identified and proved the document A-5 as his will, which was prepared by him and was thereafter typed and was singed by him and Shri Raj Kumar Mittal in front of the deceased, who had signed on the last page of the will. The first page was also singed by the deceased and was also signed by the witnesses. He stated that the deceased could read and write Hindi and English very well. The deceased was not educated in English but could read and write a little and understood Hindi very well. The deceased had instructed him to prepare the will and after reading he has discussed the same with him and thereafter it was typed and was signed by him after carefully reading the same. He always used to sign in English. The witness stated that he had seen the deceased reading and writing and can identify his signatures.

23. In the cross-examination the witness stated that he was connected with the deceased only as a client and was not related to him. He had met him about 10-20 times. The deceased was related to Shri Ram Babu, the younger brother of his closed friend Shri Narottam Das Agrawal and was also related to Shri Chandra Mohan Gupta of Auto Sales. He stayed at the house of the deceased for one night and has seen his wife. He had also seen his son and daughter’s daughter, who is married to Ram Babu’s son Sanjay. The witness had not seen any other daughter except Bina wife of Shri Chandra Mohan Gupta. The witness stated that he can type and ordinarily he keeps his typewriter with himself and so far as he remembers he had typed the will on his own Remington portable typewriter. The witness could not say as to where he has drafted the earlier wills and as to why the deceased wanted to change his wills. The deceased was about 80 years old and could recall that the deceased was not happy with his daughter in law. At Allahabad the deceased was staying at the house of Shri Chandra Mohan Gupta. The witness could not say as to how many copies of the will were typed and thereafter stated that in his memory only one copy was typed as now photostat copies are prepared.

24. Shri Radha Krishan Gupta, the expert compared the signatures on the will with the admitted signatures on paper No. A-61/1, the specimen signature card of the Laxmi Commercial Bank, New Delhi and was of the opinion that both the signatures was of the same person.

25. Shri Anil Sharma, learned Counsel for the contesting defendant submits that in para 3 of the plaint it is stated that the deceased executed the will on 01.4.1993 and sealed the same in an envelope, which was handed over to the petitioner showing that she is the executor of the will. The said envelope is being filed for being opened in the Court. He submits that this case was presented on 12.8.1993 and the will was filed in a sealed cover and was opened in the Court. The record of the Court of Tehsildar Chandpur in case No. 443 of 1993 under Section 34 of L.R. Act, however, shows that photocopy of the will was filed in the Court of Tehsildar Chandpur on 22.6.1993. If the will was sealed and the same envelope was handed over to the plaintiff to be filed in the Court, the filing of the document in the Court of Tehsildar clearly demonstrated that the photocopies were prepared before the same was filed in the Court. The plaintiff did not reveal this fact raising strong suspicious circumstances, which have not been explained by her. Shri Anil Sharma submits that Smt. Bina Gupta has not appeared as witness in the case to remove the suspicions surrounding the will.

26. Shri Anil Sharma further raised a doubt over the will, which completely disinherits three daughters and has relied upon Ram Piari v. Bhagwant and Ors. in which the Supreme Court raised the doubts over the will on the ground that father had excluded one of the daughters giving no reason at all. Shri Sharma states that this Court should also draw adverse inference against the plaintiff to have abstained from entering into the witness box. Smt. Bina Gupta, the plaintiff named as executor on the will along with Smt. Malti also did not appear in the witness box to support the plaint allegation and to stand the cross-examination. PW-1 and PW-2 were cross examined on 18.9.1995 and 28.11.1996. The plaintiff Smt. Bina Gupta died on 01.3.2002. She was residing at Allahabad and did not choose to prove her case. Shri Sharma relies upon Vidhyadhar v. Mankikrao and Anr. 1999 (3) Supreme 102 and Ishwar Bhai C. Patal v. Harihar Behera in which the Supreme Court relied upon old case of Sardar Gurbakhsh Singh v. Gurdial Singh and Anr. AIR 1927 PC 230, Kirpa Singh v. Ajaipal Singh and Ors. AIR 1930 Lahore 1, and Martand Pandharinath Chaudhary v. Radhabai Krishnarao Deshmukh AIR 1931 Bombay 1997 and held that where a party, who personally knows the circumstances does not appear in the witness box to dispel the suspicions attached to it and to submit to the cross-examination, his non appearance as a witness would be the strongest possible circumstance to discredit the truth of his case. Such a presumption in Illustration ‘g’ can be drawn under Section 114 of the Evidence Act.

27. Both the parties have led expert evidence on the genuineness of the signatures of deceased on the will. Both the experts namely Shri Radha Krishan Gupta for the plaintiff and Shri Beer K. Sakuja for the defendants compared the signatures of the deceased with the signatures on the account opening form of account No. 445 of Laxmi Commercial Bank.

28. Shri Radha Krishna Gupta appearing for the plaintiff proved his report A-81. He had taken photograph P-1, D-1, D-2 and D-3. The signatures on Ex-P-1, the ‘will’, were compared by him with the signatures on paper No. A-61/1, which is the specimen signature card summoned from Laxmi Commercial Bank, New Delhi. The witness stated that he is working as hand writing expert since 1973. He had taken three years training from Late Shri G.P. Singh, retired Government expert from 1970-71 to 1972. He has given about 6-7 reports in the High Court and about 1200 to 1300 reports in other Courts. He was not personally acquainted with the deceased and has no knowledge about the death. The witness stated that the signatures in the photographs are smooth and clear cut. They have been written in minimum speed with breaks. The word ‘Basheshar’ and ‘Dayal’ have been written with breaks in between. The word partner has also been written with breaks. The comparisons between the two signatures are natural. He has put arrow mark for demonstrating the points of similarity. The experts detect the similarities on the basis of movement, style, speed, slant, alignment, arrangement, pen hold and skillness of the writer. There is no hard and fast rule about the number of material points for dissimilarities.

29. Shri Beer K. Sakuja, the expert evidence of the defendant also examined the same signatures and has reported on 10.10.1995 that the person, who has affixed signatures A and A-1 on the bank specimen card as marked at photograph 4 and 5 has not affixed ‘q’ series of signatures on Ex.P-1. The markings are definitely the product of forgery and are not in the handwriting of the writer of ‘A’ series of signatures. In his cross-examination Shri Sakuja stated that he has taken two years training from late Shri Brij Pal Singh, the hand writing expert of Punjab in the year 1953 and has passed correspondence course in International Criminology School, Seatting, Washington. He engaged in the word since 1955. The witness stated that he had taken the photograph for comparison of signatures and has brought the negatives. In the cross-examination the witness stated that he has never gone to America. He had paid 10-15 dollars as examination fees in 1953 to get the diploma and then he appeared in the examination by correspondence and was awarded the diploma. He has given thousands of reports and has appeared as many times in the Court. In some of the cases he has also reported against his client. He remembers that in one case Justice Awadh Behari had called him through his peon to ask about the report. He stated that ordinarily there is executional difference in the signatures with the gap of 2-3 years and that no positive answer can be given as to whether any trembling is found in the signatures made by 82 years old man.

30. Both the experts do not possess any qualification in their alleged field of expertise. Both the experts claim that they have only received training from the persons, who they claimed to be expert and have based their reports only on their experience. These unqualified experts always invariably testify in support of parties, who give them instructions, making the job of the Court very difficult. It is however always better to exclude such evidence as expert evidence where the experts have no qualifications in their field of expertise.

31. Section 73 of the Evidence Act empowers the Court to compare the signatures, writing or seal with other admitted or proved. In Fakruddin v. State of M.P. AIR 1967 SC 1326. the Supreme Court observed that handwriting may be proved on admission of the writer or by the evidence of some other witness in whose presence it was written. It is direct evidence. In the absence of such direct evidence the opinion of handwriting expert or some one, who is familiar to the writing of the person is relevant. The third method provided by Evidence Act in Section 73 is a comparison by the Court with the writing made in the presence of the Court or admitted or proved to be the writing of the person. The Court can apply its own observations to the admitted or proved writing and to compare them with the disputed one. This comparison depends on an analysis of the characteristics in the admitted or proved writing and of the same characteristics in large measure in the disputed writing. Even if there is the opinion of the expert on the handwriting, it is subject to the scrutiny by the Court. The expert opinion is not the final word. The Court must see for itself whether it can safely be held that the two writings are of the same person. To this extent, the Court may play the role of an expert. The Court can accept the disputed signature to be that of the witness when it is satisfied on the observation that it is safe to accept the same. If the Court finds that the disputed signatures have the same characteristics in large measure with the admitted signatures, it can safely, come to the conclusion that both are of the same person.

32. In State of Maharashtra v. Sukhdev Singh the Supreme Court was of the opinion that though Section 73 of the Evidence Act empowers the Court to see for itself whether on a comparison of the two sets of writing/signatures it can safely be concluded with the assistance of an expert opinion that the disputed writing are in the handwriting of the accused and that Section specifically empowers the Court to compare the disputed writings. The prudence however demands that the Court should be extremely slow in venturing an opinion on the basis of mere comparison.

33. In the present case both the experts have contradicted each other and have given their reasons in support of the respective opinions. The signatures in the bank specimen were made by the deceased in the year 1976 long before the will was executed on 01.4.1993, when the deceased was 82 years old. There may be some dissimilarities in the signatures made by an old person executing the will with the signatures made by him on the bank specimen cards many years ago. The Court, therefore, does not propose to rely upon the experts of either of the parties on the ground that they do not hold any qualification as hand writing expert to be treated as expert in their field, and that direct evidence of witness of the proof the signatures made by the testator is available on record.

34. Shri Devki Nandan Agrawal retired as a Hon’ble Judge of this Court. He was 74 years old when he appeared in the witness box on 18.9.1995. He was acquainted with the deceased since 1959-60 as his client and had earlier written wills for him including the last will in question. He clearly deposed that the will was prepared and typed by him and that the deceased had signed on the will in his presence, at which time Shri Raj Kumar Mittal was also present and that he along with Shri Raj Kumar Mittal singed the will as witnesses in the presence of the deceased. He proved the signatures of the deceased on the will (Ex.P-1). The deceased had discussed with him before giving instructions for drafting the will and after preparation of final draft the deceased signed in English before the witness. The witness had seen the deceased reading and writing as his client.

35. In the cross-examination Shri Devki Nandan Agrawal deposed that he was not related to the deceased, who was infact related to younger brother of his best friend Shri Narottam Das Agrawal. The two sisters of Shri Narottam Das Agrawal were married in the family of the deceased, which included mother of Shri Ram Kumar Mittal, the other witness to the will. The witness had stayed for one night in the house of the deceased and had seen the plaintiff on some occasions. The witness deposed that the will was typed on his portable typewriter, which he always carries with himself and that he stays in the office of Vishwa Hindu Parishad at Delhi where the typewriter is not available. The witness clearly stated that the deceased was not happy with his daughter in law and wanted to give something more to one of his daughters. He, however, does not remember the name of the daughter. The will was executed at Allahabad, where the deceased was staying for about 2-5 days with Shri Chandra Mohan Gupta.

36. The deposition of Shri Devki Nandan Agrawal clearly proves the will. There is nothing in his statement, which may doubt the correctness of his deposition. Shri Anil Sharma, learned Counsel for the defendant submits that the demeanor of the witness during the cross-examination in which he did not choose to reply to some of the questions and took long time in remembering the events raised doubts over his testimony. I have carefully read the statement. The witness has given a clear and precise account of the execution of the will. There is no reason as to why the witness will not speak the truth, nor any such reason was attributed in the cross examination or in the arguments.

37. It was next contended that the will is shrouded by suspicious circumstances in that the three daughters were excluded and that the daughter in law was only given the liabilities. Further it is contended that the plaintiff did not choose to appear in the witness box to remove the suspicions. Smt. Kumkum Mittal, the daughter-in-law of the deceased and the defendant, stated that the business and the house in Delhi was set up by her late husband, who had shifted to Delhi in 1971 and had established cold storage business. She stated in her examination in chief that her father-in-law did not execute any will. He died in Ganga Ram Hospital suffering from fracture of vertebra. All her sister in laws are married in rich families and are well settled except Manju, who lives in her husband house but that her husband did not succeed in business and that there was no reason as to why she was excluded from the bequest.

38. Smt. Kumkum Mittal, DW-1 stated that after the death of her mother in law she was looking after the deceased. Smt. Malti had taken away her father to her house after about 5-6 days of 13th day ceremony of her mother in law. The deceased used to talk to her every day on phone and that she had gone to meet him at Malti’s house. She was informed of the fracture of her father in law and that she came to know about his death in the morning from Sanjay son of Smt. Bina living at Allahabad. She did not go to hospital as by that time the Malti had brought the dead body to her house. The ceremonies were performed at Garhmukteshwar. She was present with both her sons but was badly treated by her sister-in-laws and their families.

39. The statement of Shri Devki Nandan Agrawal, PW-1 and Smt. Kumkum Mittal, DW-1 shows that after the death of his wife the deceased did not get much help from her daughter-in-law and that his daughters had looked after him. All the daughters were well settled. A perusal of the will shows that the deceased had made arrangements during his life time for all his children. He desired to give his properties including residential house and grove at Kasba Chandpur to his daughters Bina and Meena in equal shares. He gave his shares in Delhi Cold Storage to his daughter Malti and all his share and interest in partnership firm to his daughter in law. All the funds and deposits in his name were given to his grand sons and his individual deposits to his daughter Malti. The bequest as such does not appear to exclude the daughter in law and the grand sons, and is not unnatural. It is not uncommon for old parents to make bequest of larger share in favour of the children, who have looked after them and have taken care, when they were in need. In the present case when all the daughters were married in rich families, the exclusion of some of the daughters from the residential house and grove at Chandpur was not unnatural.

40. The will is proved by the attesting witness and is not found to be unnatural bequest. There are no such circumstances surrounding the will which may be said to be suspicious. The issue is as such is returned in favour of the plaintiff.

Issue No. 7

41. The deceased was a businessman. The defendant Smt. Kumkum Mittal admitted in her statement that he could read and write Hindi and maintain his account in muria. The attesting witness of the will Shri Devki Nandan Agrawal, PW-1 stated that the deceased could read and write English and Hindi very well. He did not receive education in English but could read and write little bit and could understand the language. The attesting witness further stated that he had himself drafted the will on the instruction of the deceased, after a lot of discussion and had carefully read the document after it was typed and then signed on it. There is no evidence on record led by the defendant that the deceased had no knowledge of English at all. The issue as such is returned in favour of the plaintiff and against the defendant.

Issue No. 4

42. The suggestion that the deceased was mentally disturbed after the death of his wife and was not in a fit mental state to execute the will, was sought to be proved by the statement of his daughter in law Smt. Kumkum Mittal, DW-1. Shri Beer Kumar Sakuja, DW-2 the hand writing expert, and Shri Brij Bhushan Sharma DW-3 an accountant in Sahu Basheshwar Dayal Cold Storage, a partnership firm.

43. Smt. Kumkum Mittal stated in her examination in chief that her father in law suffered a shock on the death of his wife. He started living in seclusion and stopped taking interest in any thing. He became physically very week thereafter. In the cross examination, however, she stated that her sister in law Malti took the deceased to her house 5-6 days after the 13th day ceremony of her mother in law, and thereafter she used to talk to him only on phone. Smt. Sudama Devi, the wife of the deceased died on 02.11.1992 and that the testator died on 15.6.1993. Smt. Kumkum Mittal had no occasion to see her father in law after the first week of December, 1992. She is as such not a competent witness to depose about the health and mental condition of her father in law. She was not with him nor visited him at any time thereafter to have observed his mental condition. No other witness was produced to prove the mental condition of the deceased. The daughters of the deceased, who are said to be excluded, did not choose to enter the witness box to support Smt. Kumkum Mittal. On the other hand Shri Devki Nandan Agrawal, PW-1, the attesting witness to the will, stated in his examination in chief that the deceased had approached him for drafting and execution of the will and used to visit him for that purpose in the car of Shri Chandra Mohan Gupta. In the cross- examination he was not asked any question about the mental condition of the deceased.

44. The issue that the deceased was not in a fit mental condition as he was mentally disturbed after the death of his wife is not proved. The issue as such is returned in favour of the plaintiff and against the defendant.

45. The will stands proved by the attesting witnesses to the document. It is also proved that the testator was in a fit mental condition to execute the will. The issue regarding the ownership of the properties and the right of the testator to bequeath such properties in the will is found to be outside the jurisdiction of the testamentary Court. The Court further find that there were no such circumstances surrounding the will, which could be called as suspicious circumstances.

46. The plaintiff died on 01.3.2002 leaving her husband and two sons, substituted by order of the Court dated 02.9.2005. The testator desired in para 7 of the will as follows:

That in case there is any other property of assets of which I am the owner at my death and of which I have not made a disposition, that shall be taken by my daughters Malti and Bina in equal shares as absolute owners; and in case it becomes necessary to prove this will by taking a Probate thereof, either of them shall be entitled to apply for the same as an Executor, or to apply for letters of administration with the will annexed if that becomes necessary.

47. The testamentary suit is consequently decreed. Since Smt. Bina has expired, before the grant of probate, according to the wishes of the testator in his will his daughter Smt. Malti Mangal is now entitled to execute the will. Let the probate with will dated 01.4.1993 be issued to Smt. Malti Mangala wife of Shri Pratap Singh Mangla, C-6/61, Safdarjang Development Authority, New Delhi for its due execution in accordance with law, after she pays the Court fees determined by the office to the satisfaction of the Registrar General, and after execution of the administration bonds.

48. As soon the judgment was pronounced in open Court, Shri Anil Sharma, learned Counsel for the defendants pointed out that Smt. Malti Mangala expired on 11.9.2001, and that an application was filed to bring her heirs on record. There is no opposition to the application. The application is accordingly allowed.

49. Now since Smt. Bina Gupta and Smt. Malti Mangala, the named executors have expired, let the parties file appropriate application for appointment of an executor of the will, along with his/her consent.