Calcutta High Court High Court

Kali Krishna Chatterjee And Ors. vs Annoda Prosad Chatterjee on 31 July, 1896

Calcutta High Court
Kali Krishna Chatterjee And Ors. vs Annoda Prosad Chatterjee on 31 July, 1896
Equivalent citations: (1897) ILR 24 Cal 95
Author: G A Gordon
Bench: Ghose, Gordon


JUDGMENT

Ghose and Gordon, JJ.

1. This is an appeal from a decision of the District Judge of Bankura revoking probate of the will of one Durga Das Chatterjee. The will bears date the 6th April 1885, and the testator died in March 1890. Thereafter, the testator’s eldest son, Annoda Prosad Chatterjee, the appellant before us, obtained probate as executor of that will on the 8th December 1890. Subsequently, Kali Krishna Chatterjee, the grandson of the testator (son of another son, Baroda), a minor, through his guardian applied in the year 1891 for revocation of the probate, and his application was dismissed on the 25th January 1892. Then a suit was brought in 1892 in the Subordinate Judge’s Court by Thakomoni Debi, the widow of the testator, for the purpose of obtaining revocation of the said probate and removing the present appellant from his post as executor and that suit also was dismissed on the 24th June 1893. Now, Kali Krishna Chatterjee having come of age, has tiled the present petition for revocation of the probate. The application purports to be made under Clause 4 of the Explanation to Section 50 of the Probate and Administration Act; and the learned District Judge has revoked the probate under that clause, on the ground that the executor, Annoda Prosad Chatterjee, has been guilty of misconduct and mismanagement as such executor, and that, therefore, he is not a fit and proper person to retain the management of the estate.

2. On appeal, it is contended that the District Judge had no jurisdiction, under Clause 4, Section 50 of the Probate and Administration Act, to make the order he has made ; and we think that this contention is sound. Clause (4) runs as follows: “That the grant has become useless and inoperative through circumstances.” We think that the District Judge has misunderstood the real meaning of these words. The meaning of the words “useless and inoperative through circumstances” are explained in the illustrations attached to the Section ; and we are unable to say that mismanagement by an executor comes within the purview of Clause 4, Section 50 of the Act. No doubt the question may arise whether the words “just cause,” as explained in Section 50, are exhaustive, or illustrative. If they are, illustrative, and not exhaustive, it might be said that the District Judge had jurisdiction to remove the executor on the ground of mismanagement, but certainly not under Clause 4. We think, however, that these words are exhaustive ; and this view is supported by the fact that the Legislature thought it necessary to amend Section 50 of Act V of 1881 by Act VI of 1889 by adding to the explanation a fifth Clause relating to the wilful omission by an executor to exhibit an inventory or account, and to the exhibiting of a false inventory or account. Had the words “just cause,” as explained in Section 50, been merely illustrative, there would have been no necessity to add to it this fifth clause.

3. Further, we observe that Sections 146 and 147 of the Probate and Administration Act make an executor or administrator liable for devastation or neglect to get in any part of the property, which we think also shews that the Legislature did not intend to include within the purview of Section 50 of the Act a case of mismanagement by an executor. In this view of the matter, we think that the order of the learned Judge is based upon a misconception of the law, and that therefore it must be set aside.

4. We may add that this decision will not debar the respondent from making an application to the District Judge under Clause 5, Section 50 of the Act, or from making any other application as he may be advised.