High Court Punjab-Haryana High Court

Rsa No.1284 Of 2008 (O&M) vs Appellants Are Plaintiffs In The … on 8 July, 2008

Punjab-Haryana High Court
Rsa No.1284 Of 2008 (O&M) vs Appellants Are Plaintiffs In The … on 8 July, 2008
RSA NOS.1284 & 1285 OF 2008 (O&M)                           :1:


IN THE HIGH COURT OF PUNJAB AND HARYANA
         AT CHANDIGARH.



                   DATE OF DECISION:           8.7.2008


1.RSA No.1284 of 2008 (O&M)
(Ranjit Singh & Others vs. Sukhraj Kaur and another)


2.RSA No.1285 of 2008 (O&M)
(Ranjit Singh & Others vs. Sukhraj Kaur and another)




                       CORAM

      HON'BLE MR.JUSTICE PERMOD KOHLI


PRESENT: Mr.Karamvir Singh, Advocate for appellant

Permod Kohli, J. (Oral)

CM No.3784-C/2008 in
RSA No.1284 of 2008

This is an application for condonation of delay in re-filing

the appeal. For the reasons recorded therein, delay in re-filing is

condoned. CM disposed of.

CM No.3795-C/2008 in
RSA No.1284/2008

This is an application for impleadment of the L.Rs of Ranjit

Singh, plaintiff/appellant no.1 who died after the filing of this

appeal. The application is supported with affidavit. For the reasons

recorded therein, L.Rs of Ranjit Singh-plaintiff mentioned in para 1

of this application are taken on record subject to all just exceptions

and they are permitted to file this appeal.

 RSA NOS.1284 & 1285 OF 2008 (O&M)                            :2:

CM No.3787-C/2008 in
RSA No.1285 of 2008

This is an application for condonation of delay in re-filing

the appeal. For the reasons recorded therein, delay in re-filing is

condoned. CM disposed of.

CM No.3798-C/2008 in
RSA No.1285/2008

This is an application for impleadment of the L.Rs of Ranjit

Singh, plaintiff/appellant no.1 who died after the filing of this

appeal. The application is supported with affidavit. For the reasons

recorded therein, L.Rs of Ranjit Singh-plaintiff mentioned in para 1

of this application are taken on record subject to all just exceptions

and they are permitted to file this appeal.

RSA Nos.1284 & 1285 of 2008

This order will dispose of RSA Nos.1284 and 1285 of 2008

as common questions of law and facts are involved in both these

appeals.

Appellants are plaintiffs in the suit. Plaintiffs no.1 and 2 and

defendant no.2 are real brothers whereas plaintiffs no.3 and 4 are

the sisters, defendant no.3 is mother. Defendant no.1 is the wife of

defendant no.2. Plaintiffs filed the suit challenging the sale deed

executed by defendant no.3 in favour of defendant no.1 on the

ground that the same has been obtained as a result of fraud,

misrepresentation and coercion and is without consideration. They

also claimed share in the property on the basis of natural

succession. The defendants resisted the suit denying the

allegations. They also pleaded that the suit is premature. During
RSA NOS.1284 & 1285 OF 2008 (O&M) :3:

the pendency of the suit, defendant no.3 died and the defendants

no.1 and 2 set up a will executed by defendant no.3 in favour of

defendant no.2. It has been pleaded that defendant no.3 was

residing with defendants no.1 and 2 and in consideration of the

services rendered by defendants no.1 and 2, defendant no.3 has

executed the will in favour of defendant no.2, her son. On the basis

of the pleadings of the parties, following issues were framed:-

1.Whether the registered sale deed dated

27.11.1986 alleged to have been executed by

defendant no.3 in favour of defendant no.1 in

respect of the suit property is illegal, null and

void and the same does not confer any title in

favour of the defendant no.1, if so its effect?

OPP

2) If issue no.1 is proved, whether the plaintiff

is entitled to declaration, as prayed for? OPP

3)Whether the suit is properly valued for the

purpose of court fee and jurisdiction? OPP

4)Whether Smt. Ram Kaur executed valid and

registered Will in favour of defendant no.2 on

18.2.1986, if so, its effect? OPD

5.Whether defendant no.1 purchased the suit

land measuring 39 kanals 15 marlas from one

Ram Kaur through registered Sale deed dated

27.11.1996 for consideration? OPD

6.Whether defendants nos.1 and 2 are entitled
RSA NOS.1284 & 1285 OF 2008 (O&M) :4:

for counter claim to the effect that defendant

no.2 Surjit Singh is owner in possession

regarding 1/6th share out of total 490 kanals 4

marlas fully detailed in the counter claim filed

by defendants nos.1 and 2? OPD

7.Whether the suit is barred by the principle of

resjudicata? OPD

8) Relief.

Parties led their respective evidence. During the course of

hearing, defendants no.1 and 2 gave up their claim on the basis of

the sale deed and claimed the property through the will dated

18.2.1986. Defendants also filed a counter claim seeking a decree

for share in the landed property claiming 1/6th share out of the land

measuring 940 kanals and 4 marlas specified in the counter claim

preferred by defendant no.2. The trial court took up issue no.4 for

consideration. It has been recorded that PW2-Mohar Singh, scribe

of the will in his testimony proved the will and its execution by

defendant no.3. The will has also been entered in the register of

the scribe which also bears the signature of deceased Ram Kaur,

defendant no.3 as also the marginal witnesses. Scribe specifically

stated that the will was prepared at the instance of Ram Kaur and it

was read over and explained to her and thereafter she put her

thumb impression on the will as also in the register. Marginal

witnesses also signed the will as also the register of the scribe. To

the same effect are the statements of DW2 Gurcharan Singh and

DW4 Thakur Singh, the marginal witnesses to the will. Defendants
RSA NOS.1284 & 1285 OF 2008 (O&M) :5:

no.1 and 2 also led evidence to prove that defendant no.3 was

living with them and they were looking after her needs and

necessity of life. On the basis of the evidence recorded, the trial

court came to the categorical findings that the defendants have

successfully proved the execution of the will by deceased Ram

Kaur and there is no suspicious circumstance. While arriving at this

conclusion, it has also been recorded that the deceased has

specifically mentioned in the will that her daughters are married

and she is living with the defendants no.1 and 2 and thus there

were sufficient circumstances for excluding the plaintiffs from the

inheritance of the property. The suit of the plaintiff/appellants

herein came to be dismissed vide judgment and decree dated

24.10.2005 and the counter claims of defendant no.2 have been

decreed by the trial court. The plaintiffs preferred two appeals

being CA Nos.128 and 127 of 2005 re-numbered as RT.FTC

No.80/2006 and 81/2005 in the Court of Additional District Judge

(Ad hoc) Fast Track Court, Muktsar. The lower appellate court

also scanned the evidence and found that the will being registered

and duly proved by the scribe and the witness is a valid document.

Resultantly, the appeals were dismissed vide judgment and decree

dated 26.10.2006 by affirming the findings of the trial court, both

on the question of validity of will and the counter claim. The

present appeals have been preferred against the judgments and

decrees of the courts below.

Mr.Singla, learned counsel for the appellants/plaintiffs has

contended that the defendants have failed to establish the due
RSA NOS.1284 & 1285 OF 2008 (O&M) :6:

execution of the will as required under Section 63 of the Indian

Succession Act. He has relied upon the judgments in the cases of

Dhaman v. Jiya Lall and others, AIR 2005 Punjab and

Haryana 191, Janki Narayan Bhoir v. Narayan Mandeo

Kadam, 2003 AIR (SC) 761, Moonga Devi and others v. Radha

Ballabh, AIR 1972 Supreme Court 1471 and Joginder Singh

alias Rajinder Singh v. Dharuv Singh, (P&H), 2003 (3) PLR

545 to argue that the marginal witnesses must state that the testator

signed the will in their presence, but in the present case, in the

statements of the marginal witnesses, there is no such averment.

I have carefully considered this aspect and also gone

through the statement of the marginal witnesses reproduced in the

memo of appeal. The marginal witnesses have specifically stated

that the testators signed in their presence. To the same effect is the

statement of the scribe. In my opinion, the argument is based upon

total misinterpretation of the statements of the witnesses. The

judgments relied upon by the learned counsel for the appellants

have no application to the facts and circumstances of the present

case. No substantial question of law arises. I find no merit in both

the appeals which are accordingly dismissed.

(PERMOD KOHLI)
JUDGE

8.7..2008
MFK
RSA NOS.1284 & 1285 OF 2008 (O&M) :7:

RSA NOS.1284 & 1285 OF 2008 (O&M) :8: