Delhi High Court High Court

Ram Dass Chela Of Late Mahant Net … vs The Thakurdwara Radha Krishan … on 9 September, 2010

Delhi High Court
Ram Dass Chela Of Late Mahant Net … vs The Thakurdwara Radha Krishan … on 9 September, 2010
Author: Indermeet Kaur
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                   Judgment Reserved on: 31.08.2010
                   Judgment Delivered on: 09.09.2010

+                             RSA No.49/1991


RAM DASS
CHELA OF LATE MAHANT NET RAM
                                                      ...........Appellant
                    Through:         Mr.J.K.Seth, Senior Advocate with
                                     Ms.Shalini Kapoor, Ms.Promil Seth
                                     and Ms.Kriti Arora, Advocates

                    Versus

THE THAKURDWARA RADHA KRISHAN (REGD.SOC.)
                                     ..........Respondent
            Through: Mr.Ashwini Mata, Senior Advocate
                     with Mr.Sunil Agarwal, Advocate for
                     the respondent.

CORAM:
HON'BLE MS. JUSTICE INDERMEET KAUR

     1. Whether the Reporters of local papers may be allowed to
        see the judgment?

     2. To be referred to the Reporter or not?                      Yes

     3. Whether the judgment should be reported in the Digest?
                                                          Yes

INDERMEET KAUR, J.

1. This second appeal has impugned the judgment dated

4.1.1991 passed by the court of Additional District Judge whereby

the judgment and decree of the trial judge dated 5.4.1983 was set

aside. The Civil Judge vide judgment and decree dated 5.4.1983

had decreed the suit of the plaintiff. This was a suit for declaration

and injunction against the defendant society seeking a prayer that

the order of the Additional District Magistrate dated 16.12.1969

delivering articles of the Radha Krishan Bhagwan Mandir,

Najafgarh, Delhi to the defendant society be declared null and void

with a further prayer that the defendant society be directed to

RSA No.49/1991 Page 1 of 26
hand over the management of the Mandir to the plaintiff.

2. Briefly stated the factual matrix of the case is as follows:

(i) Late Mahant Manohar Dass a renowned practitioner in the

Ayurvedic system of medicine had out of his professional

income built various temples, acquired agricultural land,

religious places such as piyao and dispensaries.

(ii) Late Mahant Manohar Dass had executed his last will and

testament dated 1.11.1953 by virtue of which he had

bequeathed his Ayurvedic Dawakhana to Ram Chander and

Pooja Path sewa to Net Ram. As per this will the Mahant had

authorized one Jai Ram Dassji to give Ram Dass (plaintiff) in

adoption to Net Ram.

(iii) This will of late Mahant Manohar Dass had been

probated in a probate petition filed on 10.5.1957. The order

of the Additional District Judge dated 10.5.1957 was

confirmed by the Division Bench of High Court of Punjab and

Haryana on 6.8.1965.

(iv) By virtue of this will the Pooja Path Sewa dwelt upon Net

Ram and the right to look after the Dawakhana fell to the

share of Ram Chander.

(v) Net Ram died on 18.12.1966. On the same day, the

temple was sealed.

(vi) In early 1967 under Section 25 of the Police Act the

temple property being unclaimed was sealed by the police.

(vii) On 25.8.1967 the seal of the temple was opened.

(viii) In proceedings before the ADM vide order dated

16.12.1969 he delivered the movable properties of temple

which included ornaments of the mandir and cash to the

RSA No.49/1991 Page 2 of 26
defendant society. This was subsequent to the inter se

objections filed by the plaintiff and the defendant society

before the ADM.

(ix) Present suit has been filed by the plaintiff seeking a

declaration that this act of the ADM dated 16.12.1969 is

illegal, void and ultra vires. A further direction has been

sought that the management of the temple and the properties

of the temple be handed over to the plaintiff as he is the

successor-in-interest of Net Ram in terms of the probated will

dated 1.11.1953 of late Mahant Manohar Dass.

(x) The defendant had contested the suit. It was denied that

the plaintiff was entitled to inherit the property after Net

Ram. By virtue of the order dated 16.12.1969 of the ADM the

properties and the management of temple had been handed

over to the defendant society which was a legal order and

called for no interference.

(xi) The trial judge had framed seven issues. 15 witnesses

had been examined on behalf of the plaintiff while seven

witnesses had come into the witness box on behalf of the

defendant. The trial judge decided all the issues in favour of

the plaintiff. It was held that Net Ram and after him the

plaintiff namely Chela Ram Dass was entitled to the

management and the properties of the Radha Krishanji

Maharaj Mandir, Najafgargh, Delhi in terms of last will of

late Mahant Manohar Dass dated 1.11.1953 which had been

probated and had conclusively decided the rights of the

parties.

(xii) Suit of the plaintiff was decreed; the defendant society

RSA No.49/1991 Page 3 of 26
was directed to hand over the possession and management of

the temple and its properties to the plaintiff.

(xiii) In appeal, the Additional District Judge vide judgment

and decree dated 4.1.1991 reversed the finding of the trial

judge. The appeal was allowed. Suit was dismissed. The

first appellate court read into evidence the versions of PW-5

Jai Ram Dass Ji and PW-8 Ram Chander whose testimonies

had been recorded in the probate petition.

3. This is a second appeal. On 8.3.1995 the appeal was admitted

and following three substantial questions of law have been

formulated which inter alia read as follows:

“1. Whether the judgment of probate case is judgment-in-rem and if
it is so, can the civil court (not the probate court) again probe into
the matter and give its finding contrary to the judgment of
probate case?

2. When the judgment of probate case is judgment-in-rem will that
be not resjudicate for all subsequent suits of title in respect of
same property?

3. Whether the police can put seal over the immoveable properties
U/s 25 of Police Act, 1861 as unclaimed as was done in the
present case particularly when the word „property‟ in this section
is defined as moveable property only?”

4. On behalf of the appellant, it has been urged that the

impugned judgment is illegal and arbitrary; it has taken into

account the versions of PW5 Sh. Jai Ram Das and PW8 Sh. Ram

Chander without following the due procedure; their testimonies do

not qualify as a public document under Section 74 of the Indian

Evidence Act. They could not have been read in evidence without

certified copies of the same having been proved on record after

summoning of the concerned file with a chance of cross

examination by the appellant in order that PW 5 and PW 8 could

have been confronted with such a previous statement under
RSA No.49/1991 Page 4 of 26
Section 145 of the Indian Evidence Act. It has been pointed that

under Section 33 of the said Act, statements made by a witness in a

previous judicial proceeding can be proved in evidence only if the

said person is either dead or is not found. There is no finding to

the effect that PW 5 was either dead or could not be found. This

evidence recorded in the probate petition was even otherwise not

an inter se litigation between the parties; the appellant before this

court was admittedly not a party in the probate petition; on this

ground also such statements could not be read. For this

proposition, reliance has been placed upon a judgment of the Apex

Court reported in AIR 2000 SC 1416 Nirmal Singh Vs. State of

Haryana. It is submitted that in this case Supreme Court had held

that Section 299 of the Cr. P.C. is the only exception to the

principle embodied in Section 33 of the Indian Evidence Act which

necessarily enjoins that only if a person is either dead or not

capable of being found that his testimony recorded in a previous

judicial proceeding can be read in evidence. At the cost of

repetition, it is pointed out that there was no evidence before the

first appellate court to hold that PW 5 was either dead or not

found. For the same proposition, reliance has also been placed

upon 2000 (55) DRJ Om Prakash Vs. Union of India. The Supreme

Court in this case had cautioned the courts that a statement

received under Section 33 of the Indian Evidence Act should be

received with due care and caution and only when the said

witnesses are not available. For the same proposition, reliance has

also been placed upon AIR 1975 SC 149 Mithulal and another Vs.

State of Madhya Pradesh . In this case the Supreme Court had

held that the evidence recorded in the previous case could not have

RSA No.49/1991 Page 5 of 26
been read in the subsequent case; this was a cross case in criminal

proceedings. The learned counsel for the appellant has urged that

the version of Ram Chander (examined as PW 8 in the probate

petition) also cannot be read as he was examined as PW-9 in the

instant case but his entire cross examination shows that the

defendant had not confronted him with the earlier version of Ram

Chander recorded as PW 8 in the Probate Petition. In the absence

of the witness having been confronted with his earlier statement

under the provisions of Section 145 of the Evidence Act, this

statement of Ram Chander recorded as PW-8 in the Probate

Petition also cannot be read. For this proposition reliance is placed

upon a judgment reported in AIR 1958 Calcutta 186 Kali Pada Das

and Ors. Vs. State. It is submitted that in this case it has been held

that unless the previous statement of the witness is put to the

witness with the intention to contradict him as per the procedure

contained in Section 145 of the Evidence Act, such a statement

cannot be used against the party.

5. Attention has been drawn to the statements of PW-3, PW-9,

PW-10, PW-11 and PW-12; of whom PW 5, PW 6 and PW 11 were

also the attesting witnesses to the will dated 1.11.1953 of late

Mahant Manohar Dass. It is pointed out that all the aforenoted

witnesses have testified on the adoption ceremony i.e. putting of

the „chadar‟ over Ram Das and putting him into the lap of Net Ram.

None of these witnesses have been suggested by the learned

counsel for the defendants that no such adoption ceremony had

taken place. The adoption of Ram Das by Net Ram stood proved.

The will Ex.PB dated 1.11.1953 which is an admitted document

clearly spells out the intention of the testator; the intention being

RSA No.49/1991 Page 6 of 26
that after the „chadar ceremony‟ and the adoption of Ram Das by

Net Ram, Ram Das would inherit the „gaddi‟ from Net Ram; that is

also the reason that why Ram Das has performed last rites of Net

Ram. To establish this argument, attention has been drawn to the

cross examination of PW-9 wherein he has stated that the last rites

of Net Ram had been performed by the plaintiff Ram Das. It is

submitted that the concept of „Mahant‟ and „gaddi‟ has been

recognized over the generations; attention has been drawn to

exhibit PW-9/1 which is a book publication of Mahant Manohar

Dass evidencing this fact. Attention has also been drawn to the

testimony of DW 4 wherein he has stated that Mahant Manohar

Das was looking after the affairs of the temple; it is submitted that

this role attributed to him qualifies him as a shebait and not as a

pujari. Attention has also been drawn to the version of DW-5

wherein he has stated that the mahant was not receiving any

salary but the offerings of the temple were shared amongst them

substantiating the argument that the mahant was not a mere pujari

but was looking after the administration of the temple. Attention

has been drawn to the version of DW-2 Tota Ram who has stated

that the Mahant was looking after the repairs of the temple and

was organizing Ram Lilas. DW-3 has also used the words „mahant‟

and „gaddi‟ in his version. It is submitted that it was the witnesses

of the defendant himself who had acknowledged this system of the

„mahants‟ which is analogous to „shebait‟. The properties of a

shebait can be transferred by inheritance i.e. his „gaddi‟ being

succeeded by one successor and thereafter another. Learned

counsel for the appellant has placed reliance upon AIR 1985 SC

905 Shambhu Charan Shukla Vs. Sh. Thakur Ladli Radha Chandra

RSA No.49/1991 Page 7 of 26
Madan Gopalji Maharaj and another to substantiate his submission

that the office of a shebait is in the nature of an immovable

property; the word „muhtamim‟ is analogous to the use of the word

„shebait‟. It is submitted that in the will Ex.PB dated 1.11.1953 of

late Mahant Manohar Dass, he had used the word „muhtamim‟ in

the context of a „shebait‟ and „muntazim‟ as an administrator and

incharge of the affairs of the temple. The use of this terminology

had made Net Ram the shebait, the incharge of the affairs of the

Radha Krishan Bhagwan Mandir at Najafgarh. This was after the

adoption by Net Ram of Ram Das by performing the „chadar‟

ceremony. Ram Dass in terms of Ex.PB had thus become entitled

to inherit this shebaitship from Net Ram. The judgment of the trial

court did not call for any interference by the first appellate court;

the findings of the first appellate court are perverse.

6. It is submitted that the substantial questions of law as

formulated in question no. 1 and question no. 2 are admitted

inasmuch as it is settled position of law that the judgment in a

probate case is a judgment in rem; nevertheless the question of

title which is a subject matter of a will can be gone into by a Civil

court; title of the suit property can be questioned by a civil court.

This is not disputed by the learned counsel for the respondent.

Counsel for the appellant has urged that the title in the suit

property has vested in the appellant/plaintiff.

7. It is further submitted that the action of the police under

Section 25 of the Police Act 1861 is illegal and arbitrary; the use of

the word in the said provision of law is „property‟ which denotes

movable property only; the act of the police in sealing the temple

which is an immovable property by the order of the ADM and the

RSA No.49/1991 Page 8 of 26
handing over of the same to the society was an illegal act which

again raises a substantial question of law as there has been an

incorrect interpretation of the said provision.

8. Arguments have been countered by the learned counsel for

the respondents. It is submitted that the appellant is not permitted

to set up a new case in a second appeal. He has to abide by the

averments as made by him in his plaint. Attention has been drawn

to paras 6,7,9 and 11 of the plaint. It is submitted that the case of

the plaintiff all along in his pleadings has been that Mahant

Manohar Dass had acquired these properties by himself; the

question of inheritance of gaddi and the shebaitship passing from

one successor to another is not a part of his pleadings. There could

not be any inheritance of the gaddi from Nand Kishore and Mohan

Dass. Mahant Manohar Dass was himself a pujari, he could not

pass a better right to Net Ram. This is a new case set up by the

appellant which is a distinct deviation from the averments in the

plaint. In para 9 of the plaint, it has been stated that the plaintiff

succeeded to the gaddi of Net Ram who himself was only managing

the mandir; since Net Ram himself had management rights only

the question of the plaintiff succeeding to the gaddi could not arise.

9. There is no infirmity in the impugned order. It is submitted

that the first Appellate Court had rightly considered the

testimonies of Jai Ram Dass examined as PW-5 and Ram Chander

PW-8 in the probate case. Certified copies of the statements of the

said witnesses had been permitted to be taken on record vide order

of the Trial Judge dated 6.7.1979, wherein it had been ordered that

the said documents including certified copies of the statements of

Jai Ram Dass and Ram Chander are taken on record but whether

RSA No.49/1991 Page 9 of 26
judicial notice can be taken of these documents will be considered

at the time of final disposal of the case. It is submitted that the

Trial Court had wrongly rejected these documents; being certified

copies and a public document in view of Section 74 of the Indian

Evidence Act they could be read in evidence. For this proposition,

learned counsel for the respondent has placed reliance upon a

judgment of the Supreme Court AIR 1994 SC 1303 Damu Ganu

Bendale Vs. Arvinda Dhondu Talekar & Ors. It is submitted that

where certified copies of the statements had been placed on record

and the plaintiff was put to notice of this; it was then for the

plaintiff to defy their veracity; he has chosen not to do so.

Attention has been drawn to the versions of these witnesses who

had been examined in the probate petition.

PW-5 Jai Ram Dass, in his cross-examination, had inter alia

stated:

“At that time I said to Net Ram that he should adopt Ram
Chander‟s son and we would tie a paggri on his (Net Ram‟s) head.
Net Ram, however, did not take Ram Chander‟s son in his lap. At
that time Ram Chander‟s son was four or five years‟ old.”

PW-8 Ram Chander had deposed as follows:

“There was no dastar-bandi ceremony after the death of
Bawa Manohar Dass as a dispute had arisen between us.”

10. It is submitted that the First Appellate Court had correctly

read these versions of PW-5 and PW-8 and appreciated that there

having been no adoption ceremony of the plaintiff by Net Ram the

question of the plaintiff Ram Dass succeeding to the gaddi of Net

Ram did not arise.

11. Learned counsel for the respondent has drawn the attention

of this Court to the provisions of Section 33 of the Evidence Act. It

RSA No.49/1991 Page 10 of 26
is submitted that for the applicability of this section, it is

mandatory that the issues in the former proceedings and the

subsequent proceedings are between the same parties and are

substantially the same. This is not so; it is submitted that probate

petition was a petition interse between Ram Chander and Net Ram.

The present suit was a suit between Ram Dass and the

Thakurdwara Radha Krishan Society. Section 33 is not attracted.

12. Attention has also been drawn to the version of PW-5 and

PW-6 to substantiate the averment that this mandir was the self

acquired property of Mahant Manohar Dass and that is why the

municipal records have also recorded ownership in his name; the

mandir is 200-300 years old and this has come in the version of

PW-9. The defendant society although registered in the year 1969

was functioning as a panchayat and was a conglomeration of

persons much prior in time and this found mention in the versions

of the witnesses of the plaintiff himself; attention has been drawn

to the version of PW-9 and PW-11 who have all spoken of the

panchayat; submission being that this panchayat had later on

formalized itself into a registered society. Attention has also been

drawn to the testimony of plaintiff Ram Dass who had been

examined as PW-10 wherein he has stated that he has no concern

or connection with the affairs of the temple. Reliance has been

placed upon AIR 1982 SC 1153 Controller of Estate Duty, Bihar Vs.

Mahant Umesh Narain Puri to substantiate his submission that

when a mahant dies the properties do not pass by inheritance but a

mahant has to be elected. Reliance has also been placed upon AIR

1920 Privy Council 123 Vidya Varuthi Thirtha Vs. Baluswami Ayyar

& Ors. to substantiate his submission that a mahant is only a

RSA No.49/1991 Page 11 of 26
trustee and by whatever name he may be called he is only the

manager and custodian of the institution and nothing more.

13. Attention has been drawn to Ex.PC, the order dated

16.12.1969, passed by the court of Sh.B.R.Basu, Magistrate First

Class in proceedings under Section 25 of the Police Act. It is

stated that vide this order it was only the articles required for the

day to day running of the temple which had been handed over to

the defendant society; the question of the handing over of any

immovable property i.e. the possession of temple to the

management did not arise, this is clear from the said order. It is

submitted that on 25.8.1967 the SDM under Section 145 of the

Cr.P.C. had de-sealed the temple and handed over its management

and control to the defendant society; that order dated 25.8.1967 is

not the subject matter of challenge in the present suit proceedings.

Attention has been drawn to the prayer made in the plaint wherein,

it has been prayed that the order dated 16.2.1969 of the ADM be

declared illegal. Section 25 of the Police Act has not been violated

as no immovable property has been handed over in terms of this

order dated 16.12.1969; there is no illegality in the said order.

14. It is submitted that findings of fact cannot be interfered at

the second appellate level. For this proposition reliance has been

placed upon (1998) 6 SCC 423 Satya Gupta Vs. Brijesh Kumar as

also another judgment of Supreme Court reported in (2001) 9 SCC

521 Pakeerappa Rai Vs. Seethamma Hengsu. It is submitted that

finding of facts, even if, erroneous and grave in nature cannot be

interfered with in second appeal.

15. This Court is sitting in second appeal. Jurisdiction is vested

with this Court in terms of Section 100 of the Code. After the

RSA No.49/1991 Page 12 of 26
amendment of 1976 this provision of law stands further curtailed;

it is only on substantial questions of law that interference is called

for by the High Court. In 1999 9 SCC 237 Neelu Narayani Vs.

Laxmanan, the Supreme Court had held that a question of title

arising on the basis of the interpretation of proved document is a

question of law and can be examined in a second appeal. In 2001

(5) SCC 46 Surendra Kumar Vs. Nathu Lal & Ors., the Apex Court

had held that where a document has been duly proved, the

impugned judgment would be vitiated by an error of law calling for

interference at the second appellate level. This position has been

reiterated in AIR 2008 SC 1749 Kashmir Singh Vs. Harnam Singh.

The well recognized exceptions to the general rule that the High

Court will not interfere with concurrent finding of fact have been

culled out in para 17 which inter alia reads as follows:-

“The general rule is that High Court will not interfere with
concurrent findings of the Courts below. But it is not an absolute
rule. Some of the well recognized exceptions are where (i) the
courts below have ignored material evidence or acted on no
evidence; (ii) the courts have drawn wrong inferences from proved
facts by applying the law erroneously; or (iii) the courts have
wrongly cast the burden of proof. When we refer to decision
based on no evidence. It not only refers to cases where there is a
total dearth of evidence, but also refers to any case, where the
evidence, taken as a whole, is not reasonably capable of
supporting the finding.”

16. It is in this backdrop that the arguments addressed by the

respective parties have to be ajudged. The subject matter of

dispute is the will dated 1.11.1953 of Mahant Manohar Dass. Its

construction and interpretation by the first Appellate Court has

been challenged before this Court. It is not in dispute that this

will had been probated in probate petition by the District Judge on

10.5.1957 and had been confirmed by the Division Bench of the
RSA No.49/1991 Page 13 of 26
High Court of Punjab and Haryana on 6.8.1965. It is also an

undisputed proposition of law that the decision of a Probate Court

is a judgment in rem. A probate granted by the competent Court

is conclusive of the validity of such a will until it is revoked; no

evidence can be admitted to impeach it except the proceedings

demanding revocation of the will. This principle has been

reiterated by the Supreme Court in AIR 1984 SC 1866 Rukmani

Vs. Narender Lal. It is also not in dispute that although a probate

being a judgment in rem binds not only the parties to the case but

all other persons in all proceedings arising out of the will, yet it is

not decisive about the title of the properties of the testator which

are the subject matter of the will; such title can only be decided by

a Civil Court. This has been held by the Supreme Court in JT 2007

(13) SC 50 Kanwaljit Singh Dhilon Vs. Hardayal Dhillo. In (2008)

4 SCC 300 Krishan Kumar Birla Vs. Rajendra Singh Lodha & Ors.

the Supreme Court had reiterated this principle. It had been

reiterated that the questions of title and the construction of the

will relating to the right, title and interest of any person are

beyond the jurisdiction of the probate Court; remedy of such a

person being the remedy of filing a separate suit or an application

under Section 263 of the Indian Succession Act for the revocation

of the probate.

17. These propositions of law have not been disputed before this

Court.

18. It is thus clear that although the will of late Mahant

Manohar Dass had been probated yet the construction and the

interpretation of the title of the subject matter of the properties

contained in the will could have been raised and decided by the

RSA No.49/1991 Page 14 of 26
Civil Court.

19. This document i.e. the will dated 11.9.53 Ex.PB is in the

urdu and hindi translation of the said document of the said

document has been placed on the record. The parties have

exchanged copies of the said document. Except on two places on

page one and one place at page two where the word „muharar‟

finds mention, it is stated that it has to be substituted by the word

„muntazim‟. There is otherwise no dispute to this translated

version.

20. The executant has described himself as a „muntazim‟ and

„muhtamim‟ of the properties which are subject of the will. As per

this will he had revoked his earlier wills which have been made by

him in 1947 and 1952. On the second page of the document (hindi

translation) he has stated that he is the owner/muntazim of his

entire property. In the first sub para (internal page 3 of the hindi

translation) he has stated that Net Ram his Chela would be the

muntazim and muhtamim of the Radhakrishna Maharaj Mandir at

Najafgarh; further he would do the path-puja. However, Mahant

Jai Ram Dass Ji would put Ram Dass S/o Ram Chander in the lap of

Net Ram, wrap a Chadar around him; thereafter Net Ram would

perform his last rites. This is the only reference made to the

plaintiff Ram Dass in the will. Name of Net Ram as muntazim and

muhtamim find mention in this sub para 1 and also in sub para 5

of the will wherein Net Ram has been described as a muntazim of

the piayo and the bagicha. In the other sub paras of the will which

are eight in number he has bequeathed his other properties to

other chelas who have all also been described as „muntazims‟ and

„muhtamims‟.

RSA No.49/1991 Page 15 of 26

21. The present suit was a suit for declaration and injunction.

The plaint has to be read as a whole. It states that late Mahant

Manohar Dass was a practitioner in Ayurvedic system medicines.

He had succeeded to the gaddi of Nand Kishore Mahant. By his

personal efforts, he had established the dispensary, constructed

rooms and made improvements for the benefit of the temple. He

had got valuable silver and gold ornaments in the temple which

were his self acquired properties. Para 3 and 4 also recite the

efforts of Mahant Manohar Dass relating to acquisition of

agricultural land at village Karala and building of a temple

Daryaopur Kalan. In para 11, it is categorically stated that all

these properties which were the subject matter of the bequest of

Mahant Manohar Dass were the properties which were self

acquired by the mahant. This has also been endorsed as a finding

of the Trial Court.

22. Being the self acquired properties of the mahant, the

question of succession from one to the other did not arise. As

rightly pointed out by the learned counsel for the respondent as

these properties were the self acquisitions of Manaht Manohar

Dass himself there can be no contrary plea that he had inherited

them from any successor; title of these properties also did not

have to pass by succession.

23. The word „shebait‟ does not find mention anywhere in the

pleadings of the plaintiff either at the stage of Trial Court or at the

stage of first Appellate court yet the word „mahant‟ and „gaddi‟

does find mention. The testator in Ex.PB has often used the

expression „muntazim‟ and „muhtamim‟. He had described himself

as „muhtamim‟; Net Ram has also been referred to as a

RSA No.49/1991 Page 16 of 26
„muhtamim‟. Muhtamim has been defined in the Persian

dictionary (supra) as a trustee, manager or a superintendent. In

the case of Shambhu (supra) the Supreme Court has used the

words „muhtamim‟ and „shebait‟ as interchangeable of one

another; one is analogous to the other. In JT 2003 (3) SCC Kacha

Kanti Seva Samity & Anr. Vs. Shri Kacha Kanti Devi & Ors. the

Supreme Court had even recognized a de facto shebaitship.

Mulla in his book Principles of Hindu Law (supra) has defined the

role of a „mahant‟ as a‟ shebait‟. Maynes in his “Commentary on

Hindu Law and Usages” 12th Edition had defined the concept of

„Shebait‟ as inclusive of duties and personal interest blended

together and being inheritable. As aforenoted both the executant

Mahant Manohar Dass and the beneficiary Net Ram has been

referred to as a „muhtamim‟ which is equivalent to shebait. The

testator in the will has ascribed ownership of all properties to

himself in his capacity as an owner and a „muhatmim‟; these same

rights devolved upon Net Ram who was thus not a mere pujari. It

is also not in dispute that shebaitshib is in the nature of

immovable property which is inheritable. This has been

reaffirmed by Supreme Court in the case of Shambhu (supra). It is

thus clear that the properties of Mahant Manohar Dass could have

been inherited by Net Ram and Ex.PB which has been duly proved

thus stated that these properties would devolve upon Net Ram.

However, the role of the appellant/plaintiff as an inheritor of these

properties from Net Ram is clearly negatived. Ex.PB categorically

recites that only after the „chadar‟ ceremony had been performed

and Ram Dass (appellant/plaintiff) is put in the lap of Net Ram,

will Net Ram perform the last rites of Mahant Manohar Dass in

RSA No.49/1991 Page 17 of 26
accordance with custom and as per the desires of Mahant

Manohar Dass. In this will the intention of the testator was

implicit. The implicit intent being that only after the adoption

ceremony by way of putting the „chadar‟ on Ram Dass is

completed and he is made to sit in the lap of Net Ram, Net Ram

will be permitted to perform his last rites.

24. The next question posed before this Court is as to whether

this „chadar‟ ceremony had taken place or not. In this context the

crucial point is as to whether the impugned judgment dated

5.4.1983 could have relied upon the statements of PW-5 Pt.Jai

Ram Dass and PW-8 Ram Chander who were both witnesses

examined in the probate court. Admittedly, PW-5 Pt. Jai Ram Dass

and PW-8 Ram Chander were not parties in the instant suit; they

had appeared as witnesses in the probate petition wherein

certified copies of their depositions had been taken into account

by the first Appellate Court to non-suit the plaintiff.

25. PW-5 Pt. Jai Ram Dass had made an unequivocal admission

in his cross-examination which has been reproduced hereinabove.

This statement categorically recites that Jai Ram Dass had told

Net Ram to adopt Ram Dass; Net Ram, however, did not take Ram

Chander‟s son (plaintiff) in his lap; at that time Ram Chander‟s son

was four to five year of age.

26. Version of PW-8 Ram Chander (examined as PW-8 in the

present proceedings) was also a clear and unambiguous

statement. It has been reproduced hereinabove. This statement

also categorically recited that there was no dastar bandi after the

death of Baba Manohar Dass as disputes had arisen between the

parties. The will Ex.PB had recited that after pagari ceremony

RSA No.49/1991 Page 18 of 26
(dastar bandi), Net Ram would be permitted to perform last rites

of Baba Manohar Dass.

27. An application under Order XIII Rule 2 had been filed by the

defendant on 28.3.1979 seeking permission of the court to place

certain documents on record which included certified copies of the

statements of PW-5 and PW-8. This has been contended in para 5

and para 6 of the application. The reply filed to the corresponding

paras of the plaint has not disputed the veracity of the

genuineness of these documents. It states that the defendant

should have been vigilant to inspect the file in time; filing of these

documents at this stage is only a delaying tactic. On 6.7.1979 this

application had been disposed of. Para 2 of the order clearly

states that by way of this application, the defendant seeks

permission to place certified copies of eight documents on record

which included statements of Jai Ram Dass and Ram Chander.

Application was allowed. The relevant extract of the aforenoted

order reads as follows:

“All these documents are certified copies and in my opinion there
can be no objection from the side of the plaintiff to bring these
documents on record as these documents were very much relied
upon by the plaintiff himself in his plaint, so I allow the application
of the defendant and all these documents referred to above are
allowed to be filed on the record with cost of Rs.20/-. With regard
to the request of the defendant that judicial notice be taken of
these documents, this request can be considered only at the stage
of final disposal of the case.”

28. Section 74 of the Evidence Act defines public documents; it

is not in dispute that a certified copy of a deposition of a witness

made in the course of judicial proceedings is a public document.

Under Section 77 of the said Act certified copies may be produced

in proof of the contents of public documents. Under Section 79 of
RSA No.49/1991 Page 19 of 26
the said Act there is a presumption about the genuineness of such

certified copies. This section is couched in the mandatory

language; the word „shall‟ has been used; the Court shall presume

that all documents purporting to be certified copies to be a

genuine documents; this is a rebuttal presumption. In the

judgment of Damu Ganu Bendale (supra) while dealing with the

certified copy of the statement which had been sought to be

placed on record. The Supreme Court held inter alia as follows:-

“The appellant having filed certified copy of the statement, it was
for the respondents to explain it and the adverse inference drawn
by the revising authority against the appellant due to failure of
filing any application for summoning the deponent does not
appear to be well founded in law. The appellant had done what
was possible for him to do by producing a certified copy of the
statement of the respondents wherein he had admitted that the
appellant was a cultivating tenant. It was for the respondent to
explain the deposition either by examining himself or producing
any material to nullify the effect of admission contained in the
deposition.”

29. The ratio on the aforenoted judgment is fully applicable. The

defendant on coming to know of the proceedings in the probate

petition had filed certified copies of the statements of two

witnesses namely Pt. Jai Ram Dass examined as PW-5 and Ram

Chander examined as PW-8. Plaintiff was put to the notice of the

evidence which the defendant had sought to adduce by filing these

certified copies; he had done all that was within his power at that

stage i.e. filing certified copies of the statements of the said

witnesses; this was by virtue of an application under Order XIII

Rule 2 of the Code which was allowed on 6.7.1979. It is relevant

to state that in the reply filed by the plaintiff, the veracity and the

genuineness of these statements was not under challenge; it was

RSA No.49/1991 Page 20 of 26
not the case of the plaintiff that these statements were false or

incorrect and for that reason same should not be taken on record.

The only objection taken by the plaintiff/appellant in the reply was

that this was a delaying tactic. This application was allowed on

6.7.1979 with a rider as aforenoted. This rider has been answered

by the provisions of law as discussed supra i.e. the provisions of

Section 74 read with Section 79 of the Evidence Act. The certified

copies of these documents i.e. statements of witnesses recorded in

the course of judicial proceedings being a public document; their

genuineness shall be presumed unless rebutted. It was not

rebutted. The ratio of the aforenoted judgment would clearly be

applicable to the instant situation by virtue of which this Court is

of the view that the first Appellate Court had rightly read into

evidence these versions of PW-5 and PW-8.

30. The judgment relied upon by the learned counsel for the

ppellant in rebuttal reported in AIR 1977 SC Sita Ram Bhau Patil

Vs. Ramchandra Nago Patil is in applicable. In that case the

evidentiary value of an admission was under question; the said

admission was held to be ambiguous and as such was not

accepted. In this case statements of PW-5 and PW-8 are clear,

categorical, cogent and unambiguous. Even in the reply filed to

the application under Order XIII Rule 2 Cr.P.C., the plaintiff had

taken no such objection to their authenticity or veracity. The

second judgment relied upon by the counsel for the appellant in

rebuttal reported in AIR 1977 Delhi 73 Prakash Rai Vs. J.N.Dhar

is also inapplicable. In this case the Court had held that mere

production of a certified copy of a public document does not prove

the same as the question of its admissibility involves that the

RSA No.49/1991 Page 21 of 26
contents must relate to a fact in issue or a fact relevant under the

various sections of the Evidence Act; it was the relevancy of the

evidence under Sections 35 to 38 of the Evidence At which was in

question. In this case, it was not in dispute that statements of

PW-5 Jai Ram Dass and Ram Chander PW-8 in the probate petition

are relevant to the matter in issue before this Court. It was these

versions which have in fact established that no adoption ceremony

of the plaintiff had taken place by Net Ram.

31. The will Ex.PB had cast a heavy responsibility upon Pt.Jai

Ram Ji Dass; the word „Ji‟ used in the testament has a special

connotation; as its usage had cast a burden on Pt.Jai Ram Dass; he

being a senior had been couched with the responsibility of

performing the „chadar‟ ceremony and of putting the plaintiff

Ram Dass, son of Ram Chander, in the lap of Net Ram. Who could

have been a better witness than Pt.Jai Ram Dass himself who had

been examined PW-5 in the probate petition and had

unambiguously and in clear language stated that in spite of his

request to Net Ram to take Ram Dass in his lap, Net Ram had

refused. This version of PW-5 clearly established that the

adoption ceremony did not take place. This version of PW-5 read

along with the version of PW-8 further shows that the dastar bandi

i.e. pagari ceremony of Net Ram had also not taken place. The

necessary corollary being that the request of the testator not

having been complied with by Net Ram i.e. he having refused to

adopt Ram Dass, the question of the interest of Net Ram devolving

on Ram Dass the plaintiff did not arise. The judgments relied

upon by the learned counsel for the appellant reported in Nirmal

Singh (supra), Amarjeet Kaur (supra) and Om Prakash Jain (supra)

RSA No.49/1991 Page 22 of 26
are inapplicable; they relate to the applicability of the Section 33

of the Evidence Act; which is not applicable. Testimony of PW-5

and PW-8 recorded in the probate case are not relevant facts

under Section 33 of the Evidence Act. The certified copy of their

statements being public document on which a presumption arises

in their favour under Section 79 of the said Act have to be read

under that provision of law.

32. In the written statement, the defendant has described

himself as a registered society and an administrative body of the

temple properties, maintaining the accounts of the mandir. It is

stated to be a registered society having an elected body and

constituted under the bye-laws and provisions of the Societies

Registration Act. In the preliminary objection, it is stated that this

temple has been described as Thakurdwara Radhkrishna Mandir

at Najafgarh in the Bandobast Report of 1864. It is not in dispute

that this society was registered as a society on 9.12.1969. It is

also not in dispute that this mandir is about 200 years old; this

finds mention in the version of PW-9. DW-5 has also admitted that

the mandir is about 200 years old. DW-5 being a secretary of the

defendant society has deposed that the election of this society

takes place in due course. PW-9 Ram Chander is the father of the

plaintiff. He admitted that the plaintiff is living with him. He has

deposed that a panchayat took place in 1954 after the death of

Mahant Manohar Dass and it was agreed that the properties of

Mahant Manohar Dass would be jointly occupied by Net Ram and

Ram Chander. PW-10 Ram Dass has deposed that he does not

know about the affairs of the mandir and his father is looking after

the management. PW-11 Mahant Jag Ram Dass was an attesting

RSA No.49/1991 Page 23 of 26
witness to the will Ex.PB. He had deposed that this temple was

constructed by Mahant Mohan Dass but the remaining property

was developed by Mahant Manohar Dass; the management of the

temple and the property did not remain with the panchayat.

PW-12 is also a Mahant in Village Tikri, Delhi. In his cross-

examination he has admitted that there is a committee in which

Pt.Ram Dhan Sharma is a secretary and Vaid Krishan Lal is the

president who were managing the affairs of the temple.

33. Although there is no specific averments in the written

statement that the panchayat which had been formulated in 1954

is the same panchayat which had later on transformed into the

defendant society; yet the witnesses of the plaintiff himself had

spoken about this Panchayat which is none other than a committee

of persons representing the village i.e. the defendant society.

34. It is also not in dispute that after the death of Net Ram on

28.12.1966, the temple was sealed on the same date. This was

under the action of the police. The contention of the defendant

was that this order was passed by SDM under Section 145 of the

Cr.P.C.; there is no such order on the court record. The order

dated 16.12.1969 Ex.PC was passed by Sh.B.R.Basu, Magistrate

First Class, under Section 25 of the Police Act. The second page

of the order recites that on 25.8.1967 the SDM visited Najafgarh

and in the presence of large number of people the locks of the

temple were opened and most of the articles which have been

taken into possession were handed over to Shri Kishan Lal Vaid,

president Thakurdwara Radha Krishan Temple, Najafgarh on

superdari with the consent of the people collected there; the said

president was asked to maintain his account. Last page of this

RSA No.49/1991 Page 24 of 26
order reads as follows:

“The possession of the temple was handed over to the managing
committee mentioned above in August, 1967. Kishan Lal has
claimed that the managing committee is representative of the local
population and as answerable to the latter for the account. The
committee has also been managing the affairs of the temple on
proper lines since it took over management of the temple.
Considering all these facts and also that these articles are
required for day-to-day running of the temple. I am of the opinion
that these articles should be handed over to the president of the
Managing Committee of the temple. These articles are at present
in the custody of the police who may be advised to hand over the
same to the President of the temple committee.”

35. Perusal of this order clearly shows that these were such

articles which are required for the day to day running of the

temple which had been handed over to the president of the

managing committee. The temple had already been locked and

sealed on 28.12.1966 and was de-sealed on 25.8.1967 as is

revealed from this order. The contention of the learned counsel

for the appellant that the order under Section 25 of the Police Act

had vested the possession of the temple in the defendant society is

not borne out from this order Ex.PC. It is clear that after the

death of Net Ram on 28.12.1966 the temple had been locked by

the police; thereafter on an application made on 27.1.1967 by the

Secretary of the defendant society in the presence of several

persons of the village, the SDM on 25.8.1967 had de-sealed the

temple and handed it over to the President. The order dated

16.12.1969 passed under Section 25 of the Police Act only related

to articles which are a movable property of the temple and had

been handed over for the day today working of the temple. There

is no infirmity in the order as it did deal with any immovable

property. The judgment of Chhutan Lal relied upon by the learned

RSA No.49/1991 Page 25 of 26
counsel for the appellant has no application.

36. The substantial questions of law as formulated above have

been answered. There is no merit in the appeal. It is dismissed.

INDERMEET KAUR, J.

SEPTEMBER 9, 2010
rb/ss/nandan

RSA No.49/1991 Page 26 of 26