* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ FAO 248/1996
% Reserved on: 10.02.2011
Decided on :17.02.2011
PUSHPAWATI JOSHI (THR. LRS CHANDRAKALA
JOSHI & ORS) ..... Appellants
Through Mrs. C.K. Joshi, Mr. Prem Swaroop
Joshi, Appellants in person.
VERSUS
BEENA SHARMA & ORS .... Respondents
Through Mr. L.D. Adlakha, Ms. Ripu
Adlakha, Advs. for R-1 & 5.
Mr. Dharamvir Singh Gupta, Mr.
Kshitij Sharda, Advs. for R-2.
CORAM:
HON'BLE MR. JUSTICE MOOL CHAND GARG
1. Whether the Reporters of local papers may be allowed
to see the judgment? Yes
2. To be referred to Reporter or not? Yes
3. Whether the judgment should be reported in the Digest? Yes
MOOL CHAND GARG,J
1. This appeal has been filed by the appellant against the order
granting probate of the Will dated 03.01.1980 executed by late Shri
Harbans Lal Joshi who expired on 05.03.1981 leaving behind 4 sons,
two daughters and 1 widow. The grant of probate was opposed by all
the 4 sons and his widow vide objection dated 11.12.1984. As per the
Will in respect of accommodation available in H.No. C-66, Soami Nagar,
New Delhi -17 front portion in its entirety is given to the daughter Mrs.
Beena Joshi Sharma except one bed room opposite to kitchen of the
said portion. Rear portion consisting of two rooms was given to two
sons, namely, Prem Swaroop Joshi & Basant Kumar Joshi, who took
one bedroom each along with common corridor & kitchen.
FAO 248/1996 Page 1 of 21
2. Similary, bequeath of some portion of the first floor has been
made in favour of Shri Sahab Swaroop and Gur Swaroop Joshi in the
following words:-
“(a)Space over front portion – may be built by my son
Sahab Swaroop when convenient to him, so as to have
decent accommodation when he settles down in Delhi
permanently after his retirement from Govt. Service in
M.P., or earlier according to his choice.
(b) Space over rear portion 1st floor – Gur Swaroop
Joshi my son is permitted to build one room in
continuation of the space above the kitchen of the rear
portion. He will have to pay the cost of land (roof
portion) (a) 1/3 portion of the market rate of land on
the date of construction by him. He is also permitted
to construct lavatory bath and kitchen by paying the
cost of land as stated i.e. 1/3 of the market rate of
land on date. The cost of land paid by Gur Swaroop
Joshi will be shared by Prem Swaroop Joshi & Basant
Kumar Joshi equally.”
3. Smt. Shanti Sharma was also permitted to build over the second
floor according to the need on date. She has neither filed any objection
nor she is a contesting party. Besides that there were some bequeath of
movable properties in the following words:
“It is my frank & open confession that the house as it stands
at date has come to being with the funds loaned out by
Dayal Bagh Radha Soami Finance Co., J.P. Sahajpal and
loans share of money provided by Beena Joshi Sharma out
of her salary earned as teacher both before and after her
marriage with Shri Nand Kishore Sharma. I wish & hope
that my loan obligation on date will be paid by Mrs. Beena
Joshi Sharma so as to permit my unfettered departure to
better world which has matured.”
4. According to the respondent whatever liabilities were left to be
discharged and which were required to have been discharged by the
respondent Smt. Beena Sharma stands discharged.
5. As far as the objectors are concerned, they had opposed the grant
of probate by making following averments:
“Shri Harbans Lal Joshi had been keeping very bad
health, several years before his death. During the first
week of December, 1979 Shri Harbans lal Joshi
became seriously ill and was completely bed-ridden.
He was suffering from a disease which brought about
the symptoms of inattentiveness and confusion. He
was incapable of balanced sensory perception and was
FAO 248/1996 Page 2 of 21
in a state of stuper. In view of the serious illness of
Shri Harbans Lal Joshi, he was incapable of making a
Will on 03.01.1980. It is denied that Shri Harbans Lal
Joshi executed any Will in question on 03.01.1980, a
photo copy of which has been produced in this Hon‟ble
Court. In the alternative it is submitted that the
petitioner was staying of and on with Shri Harbans Lal
Joshi during the period of his illness. The petitioner
was attending upon him. Shri Harbans Lal Joshi was
greatly under the influence of the petitioner. The Will
in question alleged to have been executed by him, was
under the undue influence of and under pressure
exercised by the petitioner upon her father, Shri
Harbans Lal Joshi. It is also denied that Dr. N.N.
Tandon and Shri Karam Narain Khanna signed the
Will as attesting witnesses.”
6. In addition to that it was also submitted that no provision was
made for the widow of Shri Harbans Lal in spite of the fact that Smt.
Pushpawati Joshi widow of Harbans lal Joshi was the allottee of the
land in question. It is also alleged that the property was not self-
acquired property of late Shri Harbans Lal Joshi, the payment of the
construction of the plot was assured by Sahab Swaroop Joshi and
Sushila Joshi wife of Sahab Swaroop Joshi. Late Shri Harbans lal Joshi
was not able to make payments and notice were received by Sahab
Swaroop Joshi and his wife Smt. Sushila Joshi from where installments
were remitted. It was stated that in these circumstances Shri Harbans
Lal Joshi had no right to make any Will regarding the property in
question.
7. It is informed by learned counsel for the respondent that the
objections were withdrawn by Shri Gur Swaroop Joshi by moving an
application dated 19.07.1994 which was supported by his affidavit and
the statement of the said objector was also recorded by the Court. An
order in this regard accepting withdrawal of the objection was passed
on 03.08.1994. The said order including the statement made by the
said objector Shri Gur Swaroop Joshi reads as under:
"Present: Shri P.D. Adlakha Adv. for the
petitioner.
Shri M.L. Bhargava Adv. for Shri Gur Swaroop Joshi
respondent no.2, with respondent No.2 in person.
None for others.
Objector No.2 wants to make statement,
withdrawing his objections. Let his statement be
FAO 248/1996 Page 3 of 21
recorded.
ADJ.
Statement of Shri Gur Swaroop Joshi s/o Shri
Harbans Lal Joshi aged 58 years, respondent No.2 on
SA
I have filed joint objections on 11.12.84 along
with the other relations. I do not want to pursue my
objections. My objections may be dismissed as
withdrawn.
ADJ.
RO&AC
3.8.94
In view of the statement made by Shri Gur
Swaroop Joshi, his objections dated 11.12.84 in so far
as they pertain to him, are dismissed as withdrawn.
Case taken up today as 2.8.94 was declared a
holiday.
Case now to come up for arguments on other
pending applications on 5.9.94
ADJ
3.8.94″
8. Learned counsel appearing for the second respondent submits
that this statement was procured by misleading him. His counsel was
not present at the time when the aforesaid statement has been
recorded. However, it is a matter of record that he has not filed any
appeal against the grant of probate in favour of the respondent.
9. Shri prem Swaroop Joshi moved an application supported with
his affidavit on 31.01.1991. He was also represented by an Advocate
Shri M.K. Bhargava. The statement of that objector was also recorded
on 20.02.1991 which order reads as under:
“Present: Shri L.D. Adalakha, adv. for the pet.
Shri Gur Swaroop, respondent no.2 in person along
with Shri Kanwal Narain, Adv.
Shri M.K. Bhargava, Adv. for respondent no.3
This is an application by respondent No.3 for
withdrawal of his objections. The objector is hereby
permitted to withdraw the objections. Hence, the
objections are hereby dismissed as withdrawn.
Shri Adlakha, Adv. prays for an adjournment on the
ground that he has to think over the matter in view of
the withdrawal of the objections by respondent No.3,
whether he has to press his application for additional
evidence or not. In view of the above, adjourn and put
FAO 248/1996 Page 4 of 21
up on 20.05.91 for disposal of the said application.
DJ/20.02.91.”
10. In view of the aforesaid, the objections remained for being
adjudicated only on behalf of Smt. Pushpawati Joshi, Dr. Sahab
Swaroop Joshi and LRs of Shri Basant Kumar Joshi. On the pleadings
of the parties, the Addl. District Judge framed the following issues:
“(i) Whether Shri Harbans Lal Joshi (deceased) validly
executed Will dt. 3.1.1980 propounded by the
petitioner and he was of sound disposing mind at the
time of execution of the Will?
(ii) Relief.”
11. It may be observed here that Shri Basant Kumar Joshi died
during the pendency of proceedings before the Addl. District judge. His
legal heirs were taken on record during those proceedings. They have
not appeared as witnesses.
12. The respondent who propounded the Will examined three
witnesses, namely Shri Karam Narain PW1, Dr. N.N. Tandon PW2 the
attesting witness of the Will and Smt. Beena Sharma the propounder of
the Will, daughter of the deceased.
13. On the other hand Smt. Pushpawati Joshi and Dr. S.S. Sharma
appeared as witnesses on behalf of the objectors besides brother of Smt.
Pushpawati Joshi an Advocate.
14. The Addl. District Judge had come to the conclusion that the Will
in question was executed by late Shri Harbans Lal Joshi. Its execution
was duly proved by the two attesting witnesses. The Addl. District
judge has not found any infirmity or any suspicious circumstances as
pleaded on behalf of the appellants to be reasons for refusing the grant
of letters of administration.
15. After the grant of probate by the Addl. District judge the
appellants filed an appeal before this Court. During the pendency of
the appeal, Smt.Pushpawati Joshi also expired. Since the legal heirs of
Smt. Pushpawati Joshi are already on record, no other person was
brought on record.
16. It is of importance to note that Shri Sahab Swaroop Joshi during
the pendency of the appeal also filed an application dated 09.11.2001
whereby he accepted the Will and stated that he was not pressing the
FAO 248/1996 Page 5 of 21
Will on merits. This Court has recorded the statement of Dr. Sahab
Swaroop Joshi in the order dated 06.02.2003. The said order reads as
under:
“C.M.1108/2001
Heard.
This application has been moved by legal
representative of deceased/executor of the Will who is
appellant No.4 as he does not want to join
proceedings. The objection raised by learned counsel
for respondent No.2 cannot be sustained for a party
who does not wish to contest any further cannot be
forced to join the proceedings with other appellants
who are pursuing the matter does not appeal in the
facts and circumstances of the matter. In such
circumstance, appellant No.4 is transposed as
respondent No.5. Accordingly, this application is
allowed.
Mr. Vinod K. Srivastava stands discharged so far as
his Vakalatnama for appellant No.4 is concerned.
Amended memo of parties be filed. Application is
filed.”
17. The application dated 09.11.2001 is also reproduced hereunder
for the sake of reference:
“IN THE HIGH COURT OF DELHI AT NEW DELHI
C.M.1108/2001
In
FAO 248/1996
1. Smt. Chandra Kala Joshi
2. Ms. Gunjan Joshi
3. Master Sidharth Joshi
4. Dr. Sahib Sarup Joshi …..Appellants.
Versus
Smt. Beena Sharma & Ors.
……Respondents
APPLICATION UNDER SECTION 151 CPC
SHOWETH
FAO 248/1996 Page 6 of 21
1. That the aforesaid appeal against the order dated
28.2.96 granting Letters of Administration to
respondent No.1 in respect of the Will of Late Shri
Harbans Lal Joshi dated 3.1.80 is pending before this
Hon‟ble Court and is fixed for final disposal for
13.02.2002.
2. That appellant No.4 Dr. Sahib Sarup Joshi does not
wish to continue with the appeal and wishes to
withdraw the same. The appeal was initially filed by
the appellant No.4, applicant‟s mother Smt.
Pushpawati Joshi and the present appellants. On the
death of Smt. Pushpawati Joshi during the pendency
of the appeal her name was struck off.
3. The in view of the fact that the appellant
No.4/applicant does not wish to prosecute and pursue
the appeal and admits the judgment of the Trial Court
his name needs to be removed from the array of
appellants and he be transposed as Respondent No.5.
4. That in the aforesaid circumstances the
Vakalatnama executed by the applicant/appellant
No.4 Sahib Sarup Joshi in favour of Shri Vinod K.
Srivastava Advocate is liable to be withdrawn and
cancelled since he will continue to represent the
remaining appellants.
5. It is therefore prayed that it may kindly be recorded
that appellant No.4/applicant Sahib Sarup Joshi does
not wish to pursue and prosecute the appeal as an
appellant and his name may be deleted from the array
of appellants and be transposed as respondent No.5.
Prayed accordingly.”
18. In terms of the aforesaid order Shri Sabah Swaroop Joshi was
transposed as respondent No.5.
19. During the pendency of this appeal an interim order was passed
by this Court on 13.03.2003 whereby certain rights/ permissions were
granted by this Court for completing the construction in the following
words:
“Present: Mr. Vinod K. Srivastava, Advocate for
the
FAO 248/1996 Page 7 of 21
appellant.
Mr. L.D. Adalakha, adv. for respondent No.1
Mr. Dharamvir Singh Gupta, adv. for respondent No.2The respondent No.5 (appellant No.4) Dr. S.S.Joshi
shall file an undertaking by Monday to the effect that
he will complete the construction within a period of six
months and in case the construction is not made in
terms of the will by him then the brother who is
entitled to raise the construction over his portion shall
be entitled to raise his construction at his cost, plus `
25/- to ` 100/- cost for supervision per square feet for
the time which he would be required to spend
unnecessarily.
List the matter on 20.03.2003.
S.N.Kapoor, J.”
20. After taking benefit of the aforesaid order Dr. Sahab Swaroop
Joshi moved an application before the MCD for the sanction of plan
etc., an SLP was filed by Shri Gur Swaroop Joshi before the Hon‟ble
Supreme Court against the order granting permission to construct some
portion of the property. In that petition while dismissing the SLP some
observation has been made by the Hon‟ble Supreme Court:
“12. The contents of the said Will are alleged to be
vague. Whether the terms stipulated therein are
capable of being implemented, would be a matter of
construction of the Will at the hands of the High
Court. The High Court, therefore, was first required to
determine the validity or otherwise of the said Will.
Section 81 & 89 of the Indian Succession Act reads
thus:
81. Extrinsic evidence inadmissible in case of
patent ambiguity or deficiency- Where there is an
ambiguity or deficiency on the face of a Will, no
extrinsic evidence as to the intentions of the testator
shall be admitted.
89. Will or bequest void for uncertainty- A will or
bequest not expressive of any definite intention is void
for uncertainty.”
13. Thus, if the contents of the Will are found to
be vague despite the genuineness thereof, the grant of
probate in favour of the 1st respondent may,
ultimately, be declined. It is in that view of the matter,
the High Court must be held to be not justified in
passing interim orders in mandatory form in terms of
which not only the appeal preferred by the respondent
Nos. 2, 3, 5 & 6 herein would become infructuous, the
parties would also be forced to give effect to the
FAO 248/1996 Page 8 of 21
provisions of the said Will although, they may have
reservations in relation there. Grant of mandatory
injunction on the aforementioned premise, in our
opinion, therefore, suffers from manifest error. (see
Union of India & Ors. Vs. Modiluft Ltd. (2003) 6 SCC
65, Para 11 and Shrikrishna & Ors. Vs. Anirudha
Singh & Ors. (2005) 12 SCC 389).”
21. The counsel appearing for respondent No.2 who, as stated above,
has withdrawn his objections but has gone to the Hon‟ble Supreme
Court submits that in view of the aforesaid order the order granting
probate must be set aside.
22. However, the learned counsel for the respondent submits that
this order in no way affect the order granting the probate. Some
observations which have been made only with regard to the interim
order having been passed by this Court and passing reference regarding
the contents of the Will does not make the order of grant of the Will a
nullity. He submits that there are good grounds that the order granting
probate must be upheld. He also says that the Will is very specific and
deals with shares of different parties to whom bequeath had been made,
and therefore, it cannot even be said that this Will has any vagueness.
Moreover, he submits that there are no pleadings regarding the
vagueness of the Will in question by the objectors before the Addl.
District Judge. They have also not led any evidence in this regard. No
issue was framed on that and therefore they cannot draw any benefit
out of the order of the Supreme Court inasmuch as even arguments
were not raised before the Addl. District Judge.
23. Learned counsel for respondent No.2 has also adopted the written
arguments filed on behalf of the appellant. In those arguments, the
basic submission made by the appellant are twofold; firstly, the will was
vague as even observed by the Hon‟ble Supreme Court as stated above.
It was thus submitted that on account of vagueness and uncertainty
the will has become void and could not have been the basis for granting
probate in favour of the respondent.
24. To highlight the vagueness the appellant has referred to
paragraphs 1 and 2 of the Will which reads as under:-
“Front portion of its entirety is given to my daughter
Mrs. Beena Joshi Sharma except one bed room
12″X12” opposite to the kitchen of the said portion.
FAO 248/1996 Page 9 of 21
This bed room is given to my son Sahib Saroop Joshi.
After some structural change and position of doors it
may form part of rear portion so as to have easy access
to the roof and use of bath rooms and lavatory etc. of
the rear portion.
Rear Portion consisting of 2 bedrooms are given to my
sons Prem Sarup Joshi and Basant Kumar Joshi who
will take one bed room each and use corridor and
kitchen in common.”
25. It has been submitted that a conjoint reading of paras 1 and 2 of
the Will would further prove its vagueness, uncertainty and unclear
intention. The Will does not detail the entire accommodation in the
property including the open areas and common areas. It does not
specify as to what exactly is given to Beena Sharma and what is
bequeathed to Prem Sarup Joshi and Basant Kumar Joshi. The entire
bequest, on reading paras 1 and 2 is confusing, vague and uncertain.
26. It is also submitted that the perusal of the above clause (a) and
(b) in para 3 of the Will would show again the vagueness, uncertainty in
the Will and the confusion therein. In clause (a) the Will says that
space over the front portion may be built by Sahibe Saroop Joshi when
convenient to him. It does not say over which front portion of the
property can Sahib Saroop built. Again it says he may build when
convenient to him. It may never be convenient to him. The alleged
bequest is absolutely vague and uncertain. Similarly, clause (b) says
space over rear portion 1st Floor-Gur Saroop Joshi is permitted to build
one room in continuation of the space upon the kitchen of the rear
portion. It is again not clear as to on what portion Gur Saroop Joshi can
build. The present property admittedly is a single storey structure.
Then clause (b) says that Gur Saroop will have to pay the cost of land
(roof portion) which may be 1/3 portion of the market rate of land on
the date of construction by them. Today the cost of the land in the area
is not less than Rs. 1 lakh per sq. yard. Gur Saroop according to this
bequest will have to pay 1/3 portion of the market rate of land on the
date of construction by him. He is permitted to construct the lavatory
bathroom etc. How much portion will be constructed and what will be
the amount payable by him is absolutely unclear. He may not be able
to pay anything at all. Taking into consideration the present market
FAO 248/1996 Page 10 of 21
value of the land, the cost of the land so payable by Gur Saroop is to be
shared by Prem Saroop Joshi and Basant Kumar Joshi (LRs of deceased
Basant Kumar Joshi) equally. Gur Saroop Josh may never build and
Prem Saroop Joshi and LRs of Basant Kumar Joshi will never get
anything. Shanti Sharma is permitted to build over the second floor
according to her need on date. There is no construction on the first
floor. The persons permitted to build on the first floor may never so
build and thus Shanti Sharma will never be able to make any
construction on the second floor.
27. It is, therefore, submitted that the Will is not executable nor can
the intentions of the testator be given effect to. The will or bequest is
absolutely uncertain and not expressive of any definite intention on the
part of the testator. The Will is wholly ambiguous and deficient on the
face of it. It cannot take effect to the full extent. No extrinsic evidence
can be led to show the intention of the testator under Section 81 of the
Indian Succession Act. The will makes to mention of the wife Smt.
Pushpawati Joshi. Section 89 of the Indian Succession Act says that
the Will or bequest which is not expressive of any definite intention is
void for uncertainty. It is, therefore, submitted that the Will Ex.P-1
being uncertain, vague and incapable of putting into execution is void.
No probate could be granted.
28. Insofar as the plea taken by the appellant and respondent No.1
regarding vagueness of the Will, it is apparent from a reading of the Will
as discussed above that the Will bequeaths the entire front portion of
the House No.C-66, Soami Nagar, New Delhi-17 his daughter Mrs.
Beena Joshi Sharma except one bedroom opposite to kitchen of the said
portion. The Will also bequeaths the rear portion consisting of two
bedrooms to two sons of the deceased namely, Prem Swaroop Joshi and
Basant Kumar Joshi along with common corridor & Kitchen.
29. Now, coming to the first floor, the Will makes the following
provisions:
(a) Space over front portion – may be built by my son
Sahab Swaroop when convenient to him, so as to have
decent accommodation when he settles down in Delhi
permanently after his retirement from Govt. Service in
M.P., or earlier according to his choice.
FAO 248/1996 Page 11 of 21
(b) Space over rear portion 1st floor – Gur Swaroop
Joshi my son is permitted to build one room in
continuation of the space above the kitchen of the rear
portion. He will have to pay the cost of land (roof
portion) (a) 1/3 portion of the market rate of land on
the date of construction by him. He is also permitted
to construct lavatory bath and kitchen by paying the
cost of land as stated i.e. 1/3 of the market rate of
land on date. The cost of land paid by Gur Swaroop
Joshi will be shared by Prem Swaroop Joshi & Basant
Kumar Joshi equally.
30. This division of the shares of the property at the first floor divides
space over the first floor in two parts. The space over front portion has
been given to Sahab Swaroop Joshi who has been authorized to build
up a house in that portion after he settles down in Delhi permanently
after his retirement from Government service in M.P. There is no
vagueness in the aforesaid bequeath. As far as the rear portion is
concerned, the said space has been given to Gur Swaroop Joshi where
he has been authorized to build one room in continuation of the space
above Kitchen of the rear portion subject to certain obligation that he
will pay the cost of land on the proposed date of construction by him.
Thus, if he wants to enjoy the property he would be entitled to do so
subject to payment of the market rate of land to be shared by Prem
Swaroop Joshi & Basant Kumar Joshi equally. This clearly demarks
the portion which has been given to Gur Swaroop Joshi, respondent
No.2 with a stipulation of payment of market rate of land on the date he
decides to carry out the construction. There is no vagueness in the
aforesaid bequeath.
31. Now coming to the second floor. Smt. Shanti Sharma has been
permitted to build over the second floor according to the need.
Obviously, this right is subject to availability of the second floor. In
case the construction is not raised on the first floor then this right may
not be available to Smt. Shanti Sharma. It is a matter of record that
Smt. Shanti Sharma has not come to the Court to object to the grant of
probate. Thus, if she has no objection to such bequeath and is not
interested in carrying out construction over the second floor, it cannot
be said that there is any vagueness in the Will.
32. At this stage, it may be observed here that Sh. Gur Swaroop
FAO 248/1996 Page 12 of 21
Joshi, respondent No.2 who is trying to carry the flag regarding
objections filed by the appellants and himself had withdrawn objections
raised by him specifically on 03.08.1994. In facts, after withdrawal of
the objections, it will have to be considered that he has no objection to
the grant of probate. Merely, because observations were made by
Hon‟ble Supreme Court in relation to an interim order passed by this
Court permitting raising of construction by some of the legal heirs or
the beneficiaries does not open the question for grant of probate in toto.
In any event for the reasons stated above, I find that the will is not
vague and is capable of execution.
33. The appellant had also challenged the veracity of the deposition
made by the witnesses led on behalf of the respondent whereas
reference has been made to the witnesses examined by them in
particular, prescription R-1 prepared by RW-1 Brig. D.D.Joshi to show
incapacity of the deceased to execute the will.
34. Reliance has also been placed on the statement of Dr.S.S.Joshi to
show regarding ill health of the deceased testator.
35. It is also submitted that the evidence led by the appellants
revealed that Shri Harbans Lal was suffering from Enlarged Prostate
with retention of urine upto the upper part of abdomen and he was
taken to Army Hospital, Delhi Cantonment on 3.1.1980 by RW-1 Brig.
D.D.Joshi.
36. Criticizing the Will in which no provision has been made for wife
of the deceased, it has been submitted that it is unnatural for any
person executed the Will not to make some provision firstly, for his wife
and then for his children.
37. It has also been submitted that the will was disclosed much later,
which also caused aspersions on the intentions of the respondent.
38. It may be observed here that according to the respondents the
Will was disclosed to all concerned on the 13th day of the death of the
deceased. After that the widow of the deceased took certain actions
which brought cloud on the right of the respondent in the property
bequeathed to him, and therefore, he filed a probate petition on
01.05.1984 which was within 3 years of the date of filing of the suit for
eviction by Smt. Pushpawati Joshi. In 1983 it was her case that she
FAO 248/1996 Page 13 of 21
was the owner of the property.
39. In nutshell it appears that thrust of objections taken by the
objectors are threefold; firstly, testamentary in capacity of the deceased
on account of bad health as alleged by them; secondly, his incapacity
due to the averments made in the written statements that he was not
the owner of the property; and thirdly, the Will was not executed by the
deceased testator which ground appears to have not been pressed by
them rather Smt. Pushpawati Joshi in her cross-examination admits
the Will had been disclosed on the 13th day of the death of the deceased.
40. There is no handwriting expert examined by the parties to prove/
disapprove the signatures of the testator or the witnesses on the Will in
question. The Will is in the hand-writing of the testator as alleged by
the respondent in the examination-in-chief.
41. In view of the aforesaid, only two objections needs to be
considered in addition to the vagueness of Will which I have already
discussed above; one is attestation of the Will by two witnesses who
have come in the witness box. Even though it has been stated by the
appellant that the two attesting witnesses, namely, Sh. Karam Narain
Khanna and Dr. N.N. Tandon have not attested the said Will, however,
both these witnesses have come in the witness box and have deposed
regarding attestation of the Will and its execution by the deceased
testator. The learned ADJ, in this regard has taken note of the
testimony of these two witnesses inasmuch as it has been observed
that:
“Before I advert to the testimony of RW1 Brig. D.D.
Joshi regarding deposing state of mind of the testator
at the time of making the Will, I consider it necessary
to deal with the evidence produced by the petitioner on
this aspect of the matter. The petitioner has examined
both the attesting witnesses of the will besides herself
in her evidence. They all have deposed in their
statement on oath that the testator was in a sound
disposing state of mind on 3.1.1980 when he made his
will Ex.P.1. There is nothing in the cross-examination
of any of the PWs which may create a doubt on the
disposing state of mind of the testator at the relevant
time when he executed his will Ex. P.1.”
42. Going through the statement of these two witnesses, I find that
nothing material has been taken out from their cross-examination
FAO 248/1996 Page 14 of 21
which may discard their testimony. No contrary evidence which may
establish that either two witnesses had not signed the Will Ex.P-1 or
that their signatures were forged has been led on behalf of the appealnt
or even by respondent No.2.
43. Now, therefore, the only other point which needs to be dealt with
is the medical testimony regarding illness of the deceased testator and
the effect of such illness on the testamentary capacity of the deceased.
In this regard, the only evidence which has been led on behalf of the
objectors is the deposition of RW-1, Brig. D.D. Joshi, who in his
statement-in-chief has deposed that he was employed as a Chief
consultant Urology and was posted in the Army Hospital, Delhi Cantt.
at the relevant time and that he had received a telephonic call on
3.1.1980 at about noon time informing him that his cousin brother
Sh.H.L.Joshi was seriously ill. He deposed that he had examined the
testator and found him suffering from enlarge prostate with retention of
urine upto the upper part of the abdomen and he took him in his car to
the Army Hospital, Delhi Cantt and with the help of his assistant
inserted indwelling catheter and thereupon he passed urine in the bag
attached therewith. He further deposed that the condition of the
testator was stabilized after about 3 hours and he thereafter brought
him back to his house in his car and remained with him till about 7 PM
that evening. He also stated that he had written the prescription Ex.
R-1 upto the portion encircled „X‟ on 3.1.1980 and he again went to the
house of the testator in the evening of 4.1.1980, at about 4 PM and
found him in the same condition. This witness further stated that the
testator was suffering from the aforesaid disease for about one year
prior to 3.1.1980 but he did not know about his sickness before that
day, as he was treated by some other doctor. He stated that he had
referred the testator to Urology department in AIIMS to his friend Dr.
Surender Man Singh, head of the Urology Department, where he was
operated upon for enlarge prostrate after about one year of Jan. 1980.
According to RW1 Dr.Joshi, the testator was not in a position to move
about and go to Bhogal on 3.1.1980. In Cross-examination RW1 stated
that he was not maintaining any diary as he was in Govt. service. He
further deposed in his cross-examination that he had deposed about his
FAO 248/1996 Page 15 of 21
having examined the testator on 3.1.1980 only after seeing his
prescription Ex. R-1. He could not tell specifically who had
accompanied him with the testator on the day he took him in his car for
treatment to Army Hospital, Delhi cantt. and stated that no entry was
made in the record of the Army Hospital regarding treatment having
been given to the testator. He denied the suggestion of the petitioner‟s
counsel that he was called to the house of the testator for his alleged
sickness on 31.1.1980 and not on 3.1.1980.
44. The learned ADJ further observed that:
“The objectors have tried to create doubt on the
genuineness of the will in question by showing that the
testator was suffering from such a sickness on
3.1.1980 that it was not possible for him to execute a
Will on that date. The case of the petitioner is that the
testator was being treated for urinary problem by RW1
Dr. Joshi on 31.1.1980 whereas the case of the
objector is that he was so treated on 3.1.1980 and not
on 31.1.1980. In this context the date of treatment of
the testator for his urinary problem assumes
significance. When RW1 was asked in his cross
examination whether 3.1.1980 the date which he gave
alleged treatment to the testator was a holiday or
working day he simply replied that he did not
remember. The petitioner who appeared as her own
witness is quite emphatic on this aspect. She stated
in her cross-examination that her father was taken to
the Army Hospital, Delhid Cantt. On 31.1.1980 and
she stated that she remember the said date as it was a
gazette holiday and was at her home when she
received telephonic call from her brother regarding
illness of her father. It has come in the cross-
examination of RW1 that he has deposed about the
date of 3.1.1980 on the basis of his prescription R-1.
It will be pertinent to note here that when objections
were filed by the objectors, they have not stated
anything about the alleged treatment given by RW1 Dr.
Joshi to the testator on 3.1.1980 and also regarding
the prescription Ex.R-1. PW3 who is the petitioner
himself was cross-examined on 19.02.1986 and it was
suggested in her cross-examination on that day that
her father remained admitted for one night in Army
Hospital, Delhi Cantt. On 3.1.1980, RW1 Dr. Joshi
stated in his statement that the testator was brought
back to his house after he was kept in observation
there in the Army Hospital for 3 hours and this
contradictory stand taken from the objectors side tend
to show that the objectors were probably in the
process of manipulating the prescription Ex.R-1.
FAO 248/1996 Page 16 of 21
Prescription Ex.R-1 was not filed by the objectors
alongwith their objections and they filed the photo
copy fo the said prescription for the first time on
11.4.1985. The manner and style of writing the date
3.1.1980 and 4.1.1980 on Ex.R-1 prima facie creates a
doubt about the date of treatment of the testator. It
appears to me that the date of 31.1.1980 has been
changed on Ex.R-1 by converting the digit „1‟ of date
„31‟ into a long stroke after the digit „3‟ of the said date
so as to give an impression as if the testator was
treated on 3.1.1980 and not on 31.1.80 which is the
case of the petitioner. No authentic medical record
has been produced from the objectors side either from
the Army Hospital or from any other Hospital to show
that the testator was actually treated for his alleged
ailment on 3.1.1980 and not on 31.1.1980.”
45. The aforesaid discussion points out that firstly, the witness who
was examined by objectors to prove the illness of the deceased testator,
only refers to his treatment with regard to his Enlarged Prostate on a
particular day about which also he is not sure as to whether it is
3.1.1980 or 31.1.1980 while according to the respondent it is 31.1.1980
and as observed by the learned ADJ the documents Ex.R-1 contains
some overwriting/manipulation. This shows that the evidence led on
behalf of the appellants was not trustworthy.
46. Even if it is presumed for the sake of arguments that the
deceased testator was suffering from enlargement of prostate gland,
there is no evidence that such ailment was such which would disentitle
or would incapacitate the deceased testator to execute the Will.
Therefore, the objections with regard to illness of the deceased testator
as a ground that he was incapable of executing the probate is also of no
consequence and the same has been rightly rejected by the learned
ADJ.
47. Before dealing with the next point it taken by the appellant i.e.
making no provision for the widow of the deceased, I may observed that
insofar as the execution of the Will in question is concerned, it has been
proved by the propounder of the Will i.e. respondent No.1 and the two
witnesses who have deposed on oath that the deceased testator had
executed the Will Ex.P-1 in his own handwriting in their presence on
03.01.1980 and he has signed at point „A‟ after reading it and they had
also signed on the said Will at points „B‟ and „C‟ in presence of each
FAO 248/1996 Page 17 of 21
other. In the cross-examinations of these two witnesses nothing could
be taken out so as to controvert their deposition. No suggestion was
given to any of the attesting witness that the handwriting and
signatures on the Will Ex.P-1 was not that of the deceased testator.
Despite taking a plea that Ex.P-1 was not in the handwriting of the
deceased testator as stated by RW-2, no evidence to prove such a fact
has been led. There is also contradiction in the statement of RW-2 and
RW-3 who stated that the Will was disclosed at the time of tehravi of the
deceased testator and have only tried to avoid answering regarding
handwriting of the deceased testator when she had specifically asked
about it. More over in the case of Shashi Kumar Banerjee Vs. Subodh
Kumar Banerjee, AIR 1964 SC 529, it was held as under:
“The mode of proving a will does not ordinarily differ
from that of proving any other document except as to
the special requirement of attestation prescribed in the
case of a will by Section 63 of the Indian Succession
Act. The onus of proving the will is on the propounder
and in the absence of suspicious circumstances
surrounding the execution of the will, proof of
testamentary capacity and the signature of the testator
as required by law is sufficient to discharge the onus.
Where however there are suspicious circumstances,
the onus is on the propounder to explain them to the
satisfaction of the court before the court accepts the
will as genuine.”
48. In view of the aforesaid, the learned ADJ was right in holding that
respondent No.1 had proved the execution and attestation of the Will in
question.
49. Now coming to the last point i.e. suspicion on the Will in view of
the widow of the deceased having not given any share in the property, I
may observed that the issue has been discussed by the learned ADJ in
para-12 of impugned judgment:
“12. It was argued by the learned counsel for the
objectors that the very fact that the testator has not
given anything to his wife in his Will Ex.P1 itself
creates a strong suspicion on its genuineness.
Learned counsel for the objectors has relied upon two
judgments of the Hon‟ble Supreme Court of India, 1) In
Ram Piari Vs. Bhagwanti & Ors. AIR 1990 SC 1742
and the other in Kalyan Singh Vs. Smt. Chotti, AIR
1990 SC 396, in support of his above arguments. I
FAO 248/1996 Page 18 of 21
have carefully gone through both these judgments but
they are not applicable in the facts and circumstances
of the present case. In the case of Ram Piari Vs.
Bhagwanti (Supra) the Will by which the testator had
disinherited his daughter was held to be unnatural by
the Hon‟ble Supreme Court for several other
suspicious circumstances existing in that case and
prominent amongst them being that the testator in
that case had thumb marked on his Will whereas it
was proved on record that he was fully capable of
signing and the other strong suspicious circumstance
existing in that case was that the scribe who executed
the will had found the testator covered with quilt in
the afternoon of August at the time of his visit to his
house. No such suspicious circumstances exist in the
present case. Similarly, in the case of Kalyan Singh
Vs. Smt. Chhotti (Supra) there were several other
suspicious circumstances apart from the fact that the
testator had disinherited his own wife while making
his Will. Therefore, the objectors cannot take any
dividend out of any of the aforesaid two judgments of
the Hon‟ble Supreme Court. In Rabinder Nath
Mukherjee Vs. Panchanan Banerjee (Dead) by L.Rs. &
Ors. AIR 1995 SC 1684, it was held as under:
“Deprivation of natural heirs should not raise any
suspicion because the whole idea behind execution of
will is to interfere with the normal line of succession.
So natural heirs would be debarred in every case of
will; of course, it may be that in some cases they are
fully debarred and in others only partially.
13. Applying the ratio of the law laid down by the
Hon‟ble Supreme Court of India in the aforementioned
cases, I do not find Will Ex.P1 to be suspicious merely
on account of the fact that the testator had
disinherited his own wife from succeeding to his
estates after his death. I have gone through the
contents of the Will Ex.P1 very carefully. The testator
by his Will (Ex.P1.) in question has given some or the
other share to each of his children except his widow.
The Will was made by the testator on 3.01.1980 and
the widow of the testator is living peacefully with her
sons till now. The testator is stated to have died on
5.3.1991 and there is nothing on record to suggest
that the widow of the testator has faced any problem
with her children either regarding her residence or for
her maintenance. As such, I hold that the Will of the
testator cannot be said to be suspicious since he had
disinherited his wife from succeeding to his estate.”
50. In this regard, Supreme Court in the case of Savithri & Ors. Vs.
FAO 248/1996 Page 19 of 21
Karthyayani Amma & Ors. (2007) 11 SCC 621 has also observed as
under:
“22. Deprivation of a due share by the natural
heirs itself is not a factor which would lead to the
conclusion that there exist suspicious circumstances.
For the said purpose, as noticed hereinbefore, the
background facts should also be taken into
consideration. The son was not meeting his father. He
had not been attending to him. He was not even
meeting the expenses for his treatment from 1959,
when he lost his job till his death in 1978. The testator
was living with his sister and her children. If in that
situation, if he executed a Will in their favour, no
exception thereto can be taken. Even then, something
was left for the appellant.”
51. Issue with regard to delay in filing the probate petition was also
raised by the appellant and respondent No.2 inasmuch as the probate
was filed after 4 years of the death of the deceased. However, in this
regard it may be observed here that a plausible explanation has been
given for the time in filing of the probate petition by answering the
question put to her in this regard. The question put to her and the
answer given by her is quoted hereunder for reference:
“Q. Please tell the court as to why you kept quiet
with the will for more than 3 years before filing the
petition in court?
A. For about 2 years or so, after the death of my father
my elder brothers had been trying to persuade me not
to take advantage of the Will and any fight in the
property. They even offered me some consideration. A
part of the house is with tenant and I did not want to
assert my right and claim the rent from the tenant
who is in occupation of the portion bequeathed in my
favour, during the life time of my mother but since at
the instance of my brothers my mother filed suit
against the tenant, claiming title in the property, I had
to file this petition.
I had disclosed to my brother Dr. S.S. Joshi that
my father had executed the Will in my favour, I had
disclosed him that this fact when he came to meet me
after 5-7 months of the death of my father and my said
brother had told this fact to my mother and other
brother and thereafter my brothers had been
persuading me not to claim any right in the property.
FAO 248/1996 Page 20 of 21
The persuation was by my two elder brothers Dr. S.S.
Joshi and Sh. G.S. Joshi.”
52. There is another aspect which also supports filing of the probate
petition little later and also reflects as to when the cause of action had
arisen for filing of the probate petition. This is relevant in view of the
law as applicable in Delhi which does not require a probate to be filed in
respect of a Will is that :
“RW3 is the widow of the testator has admitted in her
cross-examination that she had filed a suit for eviction
against the tenant on the ground floor of the property
in August, 1983. The present proceedings were filed
by the petitioner on 1st May, 1984.”
53. It has been argued on behalf of the respondent that Smt.
Pushpawati Joshi, the widow of the testator in the eviction petition filed
by her described herself as the full owner of the property which had
given rise to the cause of action in favour of the respondent to seek
declaration that it was she who was the owner of the property.
54. There is no dispute that the deceased was the owner of the
property. Merely because some loans were taken by his daughter and
which are yet to be paid would not deprive the respondent to file the
probate petition.
55. In view of the aforesaid, I find no infirmity in the order granting
probate of the Will Ex.P-1 dated 03.01.1980 in favour of respondent
No.1. The appeal filed by the appellant is accordingly, dismissed with
no order as to costs. Trial court record be sent back forthwith along
with a copy of this order.
CM Nos. 4512/1999, 1226/2000 & 20938/2010
Dismissed as infructuous.
MOOL CHAND GARG,J
FEBRUARY 17, 2011
‘ga/anb’
FAO 248/1996 Page 21 of 21