High Court Kerala High Court

Narikutty Prasanna vs T.P.Padmini on 15 July, 2009

Kerala High Court
Narikutty Prasanna vs T.P.Padmini on 15 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 710 of 1997(E)



1. NARIKUTTY PRASANNA
                      ...  Petitioner

                        Vs

1. T.P.PADMINI
                       ...       Respondent

                For Petitioner  :SRI.V.RAJAGOPAL

                For Respondent  :SRI.T.A.RAMADASAN

The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :15/07/2009

 O R D E R
                 M.L. JOSEPH FRANCIS, J.
                 - - - - - - - - - - - - - - - - - - - - - -
                    A.S.No. 710 of 1997
                 - - - - - - - - - - - - - - - - - - - - - -
              Dated this the ...th day of July, 2009

                            JUDGMENT

This appeal is filed by plaintiffs 1 and 2 in O.S.No. 231

of 1993 on the file of the Sub Court, Tellicherry. The

appellants/plaintiffs filed the suit for a declaration that the

plaint schedule property belongs to the plaintiffs exclusively on

the strength of a Will dated 25.11.86 executed by late Gouri

and for consequential injunction restraining the defendants

from taking any portion of the property from the possession of

the plaintiffs by the final decree proceedings in O.S.68 of 89 of

Sub Court Thalassery and for other reliefs.

2. The plaintiffs averred that the plaint schedule property

originally belonged to one Lakshmi and her children Sumitha,

Sarada, Gouri, Bharathi and Jayapalan. As per partition deed

No. 1727/20, the properties were partitioned between them and

plaint schedule property was got by late Gouri as item No.5 in

A.S.No. 710 of 1997

2

the said deed. The said Gouri died on 2.1.1987. Her mother

and husband pre-deceased her and she had no children.

Therefore, her sisters and the only brother Jayapalan were the

legal heirs of deceased Gouri. The plaintiffs are the wife and

child of Jayapalan, the only brother of the said Gouri.

Jayapalan died in 1986 and the plaintiffs are his legal heirs.

The defendants herein are the sisters and children of deceased

sisters of the said Gouri.

3. Although deceased Gouri had executed a Will dated

25.11.86 bequeathing the plaint schedule property in favour of

the plaintiffs, who were residing along with deceased Gouri.

After the death of her husband, Gouri came down to her native

place at Kannur and constructed a house in the plaint schedule

property and settled down there. She was residing along with

her brother, deceased Jayapalan, and the plaintiffs, his wife and

child, even after the death of Jayapalan. Deceased Gouri

persuaded them to stay with her and they continued to stay in

A.S.No. 710 of 1997

3

the said house and they were looking after deceased Gouri

with utmost affection and care. Until the death of said Gouri,

she was in a sound and disposing state of mind and she was

competent to execute the will. She died on account of heart

attack. However the plaintiffs did not know of the execution of

the Will.

4. A suit for partition of the plaint schedule property was

filed by Sarada and Bharathy, who are sisters of deceased

Gouri, claiming partition and separate allotment of their share.

The plaintiffs were also made parties in the said suit as they

were also legal representatives of deceased Gouri. Since the

plaintiffs were not aware of the will, they could not put

forward any claim as per the Will. They only claimed a share in

the property as legal representatives of deceased Gouri.

Subsequently a preliminary decree was passed in O.S.

No.68/89. As per the preliminary decree, the plaintiffs were

held to be entitled to 25/192 shares.

A.S.No. 710 of 1997

4

5. However, the plaintiffs came to know of the Will only

on 19.2.1993. There was a steel shelf in the house with a

locker inside. The sarees of Gouri were kept in the locker in

that shelf. While the plaintiffs were cleaning the shelf, the

sarees of the deceased were taken out and from among the

sarees in the locker, the Will left by Gouri was got. Although

the Will is not registered, it is properly attested by two

attesting witnesses. The plaintiffs enquired with the attesting

witnesses and they also testified to the execution of the Will by

deceased Gouri. The deceased Gouri was very affectionate

towards the plaintiff, since they are the wife and child of her

only brother, who stayed with her and looked after her.

6. As per the Will, the entire plaint schedule property is

bequeathed in favour of the plaintiffs. The defendants, who are

sisters and children of the deceased, have absolutely no right

to the property. Since the plaintiffs were not aware of the Will,

the plaintiffs could not produce the Will for claiming exclusive

A.S.No. 710 of 1997

5

right on the basis of the Will. It is accordingly that the

plaintiffs filed the suit for a declaration that the plaint schedule

property belonged exclusively to them on the basis of the Will

and they also prayed for injunction.

7. In the Sub Court PWs. 1 to 3 and DW1 were

examined. Exts.A1 to A5, B1 to B3 and X1 and X2 were

marked. The learned Sub Judge, on considering the evidence,

found that the plaintiffs failed to prove the genuineness of

Ext.A5 Will and the suit was dismissed with compensatory

cost of Rs.2,000/- Against that judgment and decree the

plaintiffs filed this appeal.

8. Heard the learned counsel for the appellants and the

learned counsel for the respondents.

9. The learned counsel for the appellants submitted that

the learned Sub Judge ought to have found that the evidence of

the second plaintiff and also the attesting witnesses to the Will

clearly prove the execution of the Will by deceased Gouri.

A.S.No. 710 of 1997

6

Whereas, the learned counsel for the respondents submitted

that the learned Sub Judge is perfectly justified in finding that

Ext.A5 Will is not genuine.

10. The main dispute is with regard to the genuineness

of Ext.A5 unregistered Will dated 25.11.196 alleged to have

been executed by deceased Gouri in respect of the plaint

schedule property in favour of the plaintiffs. There is no

dispute that the plaint schedule property was allotted to the

share of Gouri as Item No.5 as per Partition Deed No.1727 of

1970 executed by Gouri and others. Jayapalan is the brother of

deceased Gouri. The first plaintiff is the wife and second

plaintiff is the son of Jayapalan. Jayapalan died in 1986 and

Gouri died on 2.1.1987 due to heart attack.

11. Ext.B1 is the letter dt.13.2.1974 sent by deceased

Gouri to Central Bank of India, Kannur branch. Ext.B1

contains the admitted signature of Gouri. Ext.B2 is the cheque

dt.17.11.1986 drawn by deceased Gouri in favour of C.M.

A.S.No. 710 of 1997

7

Bharathan. It also contained the admitted signature of Gouri.

Ext.B3 is another cheque dt.8.12.1986 issued by deceased

Gouri, which also contained the admitted signature of Gouri.

Ext.A5 Will and Exts.B1 and B3 were fowarded to the

handwriting expert for opinion. The relevant portion regarding

the expert opinion is contained in the judgment of the learned

Sub Judge, which reads as follows:

“In order to substantiate the case of the plaintiffs

Ext.A1 partition deed dated 16-11-70 is produced.

The name of Gouri is also seen in Ext.A1

document. This Ext.A2 was produced by the

plaintiffs in order to substantiate their case that

there was a partition as alleged in the plaint.

Ext.A1(a) is the last page of Ext.A1 which was

subsequently produced and marked as Ext.A1(a).

It is a portion of the schedule attached to Ext.A1.

Ext.A2 is the certified copy of decree on the file of

this court in O.S. 68/89 dated 12-8-91. It is a

preliminary decree for partition. This Ext.A2

A.S.No. 710 of 1997

8

indicates that there was partition suit pending

before this court. A preliminary decree was passes

as alleged in the plaint. Further, the proceedings

are initiated for passing a final decree. Ext.A3 is

the income tax clearance certificate produced by

the plaintiffs in order to indicate that Gouri was an

income tax prayer. Ext.A4 is a copy of letter

alleged to have issued by deceased Gouri

addressed to the Commissioner, Kannur

Municipality. This Ext.A4 is a request to the

Commissioner not to increase the tax in respect of

the property. Ext.A5 is the alleged Will produced

by the plaintiffs in order to show that the entire

property covered by Ext.A5 were bequeathed in

favour of the plaintiffs. It is an unregistered Will

dated 25-11-86 alleged to have executed by late

Gouri with attestation of two attesting witnesses.

This Ext.A5 is seriously disputed by the

defendants on the ground that it is a concocted and

forged document. They dispute its genuineness.

So, this Ext.A5 was sent for opinion of the expert.

That Expert opinion was received and marked as

Ext.X1. It is dated 27-12-95 wherein the expert

A.S.No. 710 of 1997

9

stated the documents in this case have been

carefully and thoroughly examined. The person

who wrote the red enclosed signatures stamped

and marked A1 to A5 did not write the red

enclosed signature similarly stamped and marked

Q1 to Q2. The admitted signatures of the deceased

Gouri were sent to the expert for his opinion. So,

this Ext.X1 report indicates that the alleged Will

Ext.A5 does not bear the signature of deceased

Gouri as contended by the plaintiff. Ext.X2 is an

opinion of the Expert which was called for at the

request of the defence counsel. The defence

counsel filed a petition to serve interrogatories on

the Expert so as to enlighten to process by which

the conclusions were reached by the Expert. In

that answer to the interrogatories, the Expert

submitted that he carefully and throughly

examined the original documents of the case in all

aspects of handwriting, identification and detection

of forgery with the scientific aids available in the

Govt. of India Laboratory at Hyderabad.

According to him the person who wrote the red

enclosed signature stamped and marked A1 to A5

A.S.No. 710 of 1997

10

did not write the red enclosed signatures similarly

stamped and marked Q1 and Q2, based on the

following considerations:

Inter-se comparison of the standard signature

marked A1 to A5 reveals that these signatures are

written with freedom and speed consistent with the

Skill of the writer, show uniform and smooth line

quality, carelessness and abandon. These features

being accompaniment of natural writing indicate

an automatic and almost unconscious act on the

part of the writer. On the other hand, the disputed

signatures marked Q1 and Q2 show consciousness

on the part of the writer as indicated by hesitation

at places, defective line quality, drawn and

laboured in their execution which are inherent

signs of imitation. The disputed signatures Q1 and

Q2 strictly adhere to a fixed model and show less

variation among themselves when compared with

standard signature A1 to A5. The disputed

signatures Q1 and Q2 almost tally on super-

imposition indicating that these signatures have

been produced by imitation.

A.S.No. 710 of 1997

11

In addition, they also show fundamental

divergences in individual writing habits. Manner

of execution of letter “N” with rotundity of its

shoulder as observed vide A5 is found different in

disputed signatures Q1 and Q2 – the letter “N” is

written resulting angularity at its apex in the

disputes signatures; location and direction of finish

in execution of letter “O” is different vide Q1, Q2

and A1 to A5; manner of execution of letter “U”

with angularity of loops as observed in standard

signatures A1 to A5 is found different in disputed

signatures Q1 and Q2, shape of curved part of “P”

is also found different vide Q1, Q2 and A5.

The collective consideration of the presence

of various inherent signs of imitation in the

questioned signatures and the characteristic

differences in the individual writing habits

between the questioned and standard signatures are

significant and sufficient and are not due to natural

variation or intended disguise but due to their

different authorship”.

A.S.No. 710 of 1997

12

12. The second plaintiff, who was examined as PW1,

has no direct knowledge with regard to the execution of Ext.A5

Will. PW2 is alleged to have been an attesting witness to

Ext.A5 Will. PW2 deposed that the contents of Ext.A5 Will

was read over by the Scribe in the presence of Gouri and the

attesting witnesses. PW2 deposed that he signed Ext.A5 Will

first and thereafter the second attesting witness signed it. He

further deposed that Gouri and the second attesting witness

saw him signing Ext.A5 and he saw Gouri and the second

attesting witness signing Ext.A5. PW2 deposed that Gouri

died two months after the execution of Ext.A5 Will due to

heart attack. In Ext.A5 the name of the Scribe, who prepared

that document, is not mentioned. In cross examination PW2

admitted that he did not say anything about the Will even to

the plaintiffs after the death of Gouri till 1993.

13. PW3 deposed that he saw Gouri signing Ext.A5 Will.

He also deposed that he did not reveal about the execution of

A.S.No. 710 of 1997

13

the Will till 1993. The version of Pws. 2 and 3 that they did

not disclose anything about the Will to the plaintiffs or to

anybody else even after the death of Gouri appears to be not

probable if Ext.A5 Will was actually executed by Gouri.

14. On appreciating the testimony of Pws. 1 to 3 in the

light of the expert opinion, I am of the view that the learned

Sub Judge is perfectly justified in finding that Ext.A5 is not a

genuine Will executed by Gouri. Considering the facts and

circumstances of the case, I find no reason to interfere with the

judgment and decree of the lower court. Therefore, this appeal

is liable to be dismissed, as it is without any merit.

15. Accordingly this appeal is dismissed. The judgment

and decree dismissing O.S.No. 231 of 1993 on the file of the

Sub Court, Tellicherry are confirmed. The parties are directed

to suffer their respective cost in this appeal.




                                  (M.L. JOSEPH FRANCIS)
tm                                            Judge

A.S.No. 710 of 1997

                     14