High Court Kerala High Court

M.Krishnammal vs Additional Munsiff on 29 September, 2010

Kerala High Court
M.Krishnammal vs Additional Munsiff on 29 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 95 of 2010(O)


1. M.KRISHNAMMAL, AGED 87 YEARS,
                      ...  Petitioner

                        Vs



1. ADDITIONAL MUNSIFF, RENT CONTROL COURT,
                       ...       Respondent

2. K.LEELAMMAL, AGED 62 YEARS,

3. S.S.ANITHAKUMARI, D/O.K.LEELAMMAL,

                For Petitioner  :SRI.G.VENUGOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :29/09/2010

 O R D E R
                              THOMAS P. JOSEPH, J.
                            --------------------------------------
                               O.P.(C) No.95 of 2010
                            --------------------------------------
                   Dated this the 29th day of September, 2010.

                                      JUDGMENT

This petition is in challenge of Exts.P4 and P5, orders refusing to send

Ext.P1, letter to the expert for opinion as to the handwriting and signature and to

reopen the case for the said purpose. Plaintiff in O.S.No.104 of 2009 of the

court of learned Additional Munsiff (Rent Control Court), Thiruvananthapuram is

the petitioner before me. She claimed that the suit property which is the self

acquired property of her husband, Arumughan Pillai belonged to her as per

registered Will No.66 of 1978 executed by him and on the testator dying on

05.04.1998. On petitioner learning that respondent No.1, her daughter as if she

is a co-owner of the undivided property has executed settlement deed No.1393

of 2001 purporting to transfer her 1/9th share in the property, she filed the suit

for cancellation of that settlement deed and to enforce her right under Will No.66

of 1978. Respondents ofcourse disputed genuineness of the Will. Parties went

into evidence. When petitioner was in the box she wanted to prove a letter dated

18.10.1999 allegedly sent by respondent No.1 to her which according to the

petitioner made reference to the disputed Will. The purpose was to show that

even as in the year, 1999 respondent No.1 was aware of the existence of Will

No.66 of 1978. But that letter was not allowed to be marked in evidence since it

was objected by respondents. When respondent No.1 was in the box and was

being examined as DW1, she was confronted with the letter but she denied it. It

is thereon that petitioner wanted the letter to be sent to the expert for opinion and

OP(C) No.95/2010

2

reopen the case for the said purpose. Learned Munsiff dismissed those

applications. It is contended by learned counsel that proof of letter was relevant

and necessary for a decision of the controversy involved and to show that

version of respondent No.1 that she was unaware of existence of the Will is

untrue. It is pointed out by learned counsel that learned Munsiff has even

made an observation in Ext.P4, oder that “further the genuinity of the Will is not

proved by the plaintiff herein”.

2. I have gone through Ext.P1, letter allegedly sent by respondent

No.1 to petitioner. There, reference is to a Will allegedly executed by the father

(as told by the mother) bequeathing property in favour of the daughter and the

sender of the letter wanted the original Will to be given to her for her

understanding. I must bear in mind that as per Will No.66 of 1978 claim of

petitioner is that entire property is bequeathed to her. In this proceeding I am

not at the question whether learned Munsiff was correct in disallowing marking of

the letter when petitioner was in the box. I leave that question there. What is

relevant is not whether respondent No.1 was aware of existence of Will No.66 of

1978 during the time Ext.P1, letter is allegedly written but whether Will No.66 of

1978 is the last Will and testament of the deceased Arumughan Pillai. That is a

matter which petitioner has to prove by appropriate evidence as provided under

the Evidence Act and the Succession Act. In that view I am not inclined to think

that Ext.P1 should be sent to the expert for opinion which would only delay

OP(C) No.95/2010

3

further proceedings in the suit. But any observation made by the learned Munsiff

as to genuineness of the Will or sufficiency of evidence let in by the petitioner

in Ext.P4 was unwarranted for disposal of Ext.P2, application and, learned

Munsiff shall decide the suit untrammelled by any such observation. I also make

it clear that if necessary it will be open to the petitioner to challenge the

correctness of the impugned orders or refusal of learned Munsiff to mark the

letter when petitioner was in the box in the appeal if any arising from the

judgment and decree of the learned Munsiff if petitioner is otherwise entitled to

that course, notwithstanding any observation made herein or the dismissal of this

petition.

3. In the light of what I have stated I do not find reason to interfere

with Exts.P4 and P5, orders.

Resultantly this Original Petition is dismissed with the observations made

above.

THOMAS P.JOSEPH,
Judge.

cks