High Court Punjab-Haryana High Court

Krishan Kumar vs Jagat Singh And Another on 13 November, 2009

Punjab-Haryana High Court
Krishan Kumar vs Jagat Singh And Another on 13 November, 2009
R.S.A.No. 1311 of 2008 (O&M)                                  1



       In the High Court of Punjab and Haryana at Chandigarh


                       R.S.A.No. 1311 of 2008 (O&M)
                       Date of decision: 13.11.2009


Krishan Kumar
                                                    ......Appellant

                       Versus




Jagat Singh and another
                                                  .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr.G.S.Nagra, Advocate,
           for the appellant.

           Mr.Harsh Bungar, Advocate,
           for the respondents.

                ****


SABINA, J.

Plaintiff Krishan Kumar filed a suit for declaration,

permanent injunction and recovery of possession, which was

decreed by the Civil Judge (Sr.Divn.), Jalandhar vide judgment and

decree dated 10.4.2006. In appeal, the said judgment and decree

were set aside by the Additional District Judge, Jalandhar vide

judgment and decree dated 28.11.2007 and the suit of the plaintiff

was dismissed. Hence, the present appeal by the plaintiff.
R.S.A.No. 1311 of 2008 (O&M) 2

Brief facts of the case, as noticed by the lower appellate

Court in para Nos. 1 and 2 of its judgment, are as under:-

” Instant suit was brought by Krishan Kumar

pleading that Banta Ram father of plaintiff and defendants

No.1 to 7 was owner in possession of suit property,

purchased by him from department of Rehabilitation.

However, substantial amounts towards sale consideration

was paid by the plaintiff towards sale consideration and

many installments were also paid by him. A will is said to

have been executed by Banta Ram during his life time

while being in sound disposing mind on 20.5.1976 in

favour of the plaintiff. After death of Banta Ram, plaintiff

has become owner in possession of the suit property and

has remained in continuous and uninterrupted possession

thereof. He was getting it cultivated from his various

tenants from time to time and at the time of filing of the

suit Harbans Singh was cultivating it as a tenant of the

plaintiff. During life time of Banta Singh, plaintiff had

been assisting him in cultivation of land and had spent a

lot of money in the improvement of land. He also got

installed a tubewell in the suit property. Both of Banta

Ram and his wife used to live with plaintiff in vilalge Garhi

Bakshi while defendants No.1 to 4 have been residing

separately from Banta Ram ever since their respective
R.S.A.No. 1311 of 2008 (O&M) 3

marriages while daughters of Banta Ram were happily

married and are well settled in their matrimonial houses.

Being pleased and satisfied with the services rendered by

plaintiff Banta Ram voluntarily executed Will in favour of

plaintiff on 20.5.1976. Plaintiff has got the Will registered

as well in the year 1992. However, revenue authorities

have wrongly and illegally mutated estate of Banta Ram

on the basis of natural succession, which orders do not

bound him. Under the garb of illegal orders passed by

Collector, defendants have started proclaiming to be

owners of suit property and have threatened to interfere in

his possession and to dispossess him therefrom. They

were also threatening to alienate the suit property and in

the months of May and June, 2000, defendants have

taken forcible possession of suit property in his absence,

violating orders dated 17.3.1998. By way of instant suit

Krishan Kumar had asked for being declared exclusive

owner in possession of the suit property, described and

detailed in the head note of plaint and had asked for

delivery of possession thereof to him and for perpetually

restraining defendants from dispossessing him from the

suit property and alienating any part thereof.

2. Defendats No.2 and 3 in their jointly filed

written statement have raised preliminary objections
R.S.A.No. 1311 of 2008 (O&M) 4

against maintainability of suit and have termed the suit

under value for purpose of Court fee and jurisdiction and

locus standi of plaintiff and alleged accrual of cause of

action for filing this suit have also been questioned. On

merits, it is admitted that Banta Ram was owner in

possession of suit property, but it is denied that Banta

Ram had bequeathed it upon plaintiff. At the time of death

of Banta Ram, plaintiff was just but a student and a kid,

who could not have spent any amount towards sale price

of suit property or towards its improvement, rather

defendant No.2 have spent enough money to enable

Banta Ram to purchase suit property and to maintain it.

On these averments dismissal of the suit has been

asked.”

On the pleadings of the parties, following issues were

framed by the trial Court:-

1. Whether Sh.Banta Singh executed a Will

dated 30.5.1976 in favour of the plaintiff? OPP

1-A Whether the defendant has taken the

possession during the pendency of the suit in the

month of May/June, 2000, if so its effect? OPP

2 Whether in the alternative, plaintiff is entitled

for possession of the property? OPP

3. Whether the suit is not maintainable in the
R.S.A.No. 1311 of 2008 (O&M) 5

present form? OPD

4. Whether the plaintiff is entitled to the

declaration as prayed for? OPP

5. Whether the plaintiff is entitled to the

injunction as prayed for? OPP

6. Relief.

After hearing learned counsel for the parties, I am of the

opinion that the present appeal deserves to be dismissed.

Plaintiff Krishan Kumar had filed a suit for declaration that

he was exclusive owner in possession of the suit land on the basis of

Will dated 20.5.1976 executed by his father Banta Ram in his favour.

A Will is a document that speaks of the mind of the

deceased after his death. The executant of the Will is though never

available for deposing as to under what circumstances, he has

executed the Will. This aspect introduces an element of solemnity in

the decision of the question whether the document propounded is

proved to be the last Will of the testator. Normally, the onus which

lies on the propounder can be taken to be discharged on proof of the

essential facts which go into the making of the Will. A Will is

required to be proved like any other document. Since the Will is

required to be attested and as per Section 68 of the Indian Evidence

Act, 1872, at least one attesting witness is required to be examined

to prove due execution of the Will. The attesting witness is required

to establish that the Will in question was executed by the testator in
R.S.A.No. 1311 of 2008 (O&M) 6

the presence of attesting witnesses and they had attested the same

in the presence of the testator. In a case where the Will is a

registered document then the endorsement made by the Sub

Registrar that the Will had been thumb marked or signed by the

executant in his presence after it was read over to the executant has

a presumption of truth. It is also a settled proposition of law that in

connection with Wills execution of which is alleged to be surrounded

by suspicious circumstances, the test of satisfaction of judicial

conscience has been evolved. That test emphasis that in

determining the question as to whether an instrument produced

before the Court is the last Will of the testator, the Court is called

upon to decide a solemn question and by reason of suspicious

circumstances, the Court has to be fully satisfied that the Will has

been validly executed by the testator.

In the present case, the Will Ex.P-1 was allegedly

executed by executant Banta Ram on 20.5.1976, which reads as

under:-

“I, Banta Ram resident of village Garhi Baksha, Tehsil

and District Jullundur hereby revoke all previous Wills and

codecils made by me and by this my last Will bequeath

and devise my Agricultural land measuring about 35

kanals situated in vilalge Kandhala Guru, Tehsil and

District Jullundur to my son Krishan Kumar absolutely and

appoint sole executor of this my WILL.

R.S.A.No. 1311 of 2008 (O&M) 7

I am sound of mind at this time of executing

this WILL.

In witness the proof I have signed this Will

hereunder on 20th day of May, 1976.”

Banta Ram died on 11.7.1976, the Will was thereafter, got

registered on 23.4.1992.

A perusal of the Will reveals that the executant has not

given any reason as to why the other heirs were being disinherited all

the estate of the executant. There is no dispute that Will is a

deviation from natural succession and the executant can execute the

Will in favour of one or more legal heirs but in normal circumstances,

it is expected for the executant to atleast give some reasons for

disinheriting other legal heirs, while executing the Will in favour one

or more legal heirs. The executant died in July, 1976, whereas, the

Will was executed in May, 1976. The attesting witness to the Will

Gurbant Singh was examined as PW-1. The cross-examination of

the said witness is very relevant. In his cross-examination PW-1

Gurbant Singh deposed that the Will was executed in the house of

Kartar Chand. The Will was got typed from old Courts, Jalandhar

City about a week prior to its execution. Hari Singh signed the Will

first of all and thereafter, he (witness) had signed the Will. Thereafter

Banta Ram thumb marked the Will. Thus, from the cross-

examination of PW-1, it is evident that the attesting witnesses had

attested the Will before the executant had thumb marked the same.
R.S.A.No. 1311 of 2008 (O&M) 8

PW-1, thus, cannot be said to be an attesting witness to the Will in

the real sense. The propounder of the Will remained silent for fifteen

years and did not produce the Will before any authority or anybody

else. This also renders the Will a suspicious document in the facts

and circumstances of the present case. A perusal of the Will further

reveals that it has been typed that the executant had signed the Will,

whereas, it has been thumb marked by the executant. In these

circumstances, the learned Additional District Judge had rightly held

that the Will in question was not a genuine document.

No substantial question of law arises in this regular

second appeal. Accordingly, the same is dismissed.

(SABINA)
JUDGE
November 13, 2009
anita