IN THE HIGH coumr OF KARNATAKA. DATED Ems THE 1 1TH DAY OF ~- BEFORE} THE I-ION'BLE MRJUSTICE MDHAN PROBATE CoP.V>ENb&.,v'12 t')E_2o_o#3 BETWEEN : O' O SAMUEL B P PONNAIYA' * ' AGED 53 YEARS '- _ . S/O LATE SR1. AA."P_0NNA1YA."' RESIDING A*1';E1A,ir,' N0:a_102,--~* A ._ 18'1" FL00R,.frARA';jA_EARfI A 132 BANGA;QRE~.5E0A:QQV1. _ = ~ ...PETITIONER [BY SR1.A'J,Ai\'JES KtJMAR, ADV.) AND? _ . E ..... ...RESPONDENT O " T ».'r>E*1'i--fr10N F'ILED UNDER PARTS VII AND 1x/ "SE'€:iIt10NS~A..._2E2:' 273, 276 AND 300 OF THE INDIAN SU(_:CESSiONAC'r, 1925, PRAYING THAT THE PETITIONER MAY BE -ALLOWED TO PROVE THE WILL DATED ._;;,__U__24.1:.20eS ANNEXED IN THE PETITION IN COMMON V. EQRM AND ETC. OTHIS PETITION COMING ON FOR HEARING, THIS DAY, THE COURT MADE THE FOLLOWING: M: '7 ORDER
This petition is presented by the
deceased testatrix–~SarnL1el B.P._Po.n_naiy;aVmi’or’_fV of K’
probate in respect of the
petition is in order. The requisite Vdocun1e”:_1_Vts’,V~ ihore” V
particularly the death certificate ‘~..26v.’§l2.2008
certifying the death of’fE$avitriV 25.11.2008.
the affidavitS two attesting
witnesses J;M.J .Sarnuel, are on
record’; effected in ‘The Hindu’ both
Chennai on 2.12.2009 fixing the
‘_ date~tofvh’earinV’g”asvV6_,1v.2OIO, there is no contest for grant
A the requirement of law is that in the
encased ‘a eontest the petitioner must go through the
fl”e2<;ereise of recording the evidence before grant of
probate or letters of administration, in the instant case
there is no contest and therefore, it would be
M
unnecessary to go through the rigmarole of reeofdirig
evidence, being in the nature of exparte
This was the Very same View tal«:e'n"by as le_ari1e.d lSing1x'eg
Judge of this Court in prob.cp.ii5/'ads:onippiaio.'1a§a'9s;<_
The safeguards in law, more~.._:appropriately:"fili'n4gV'oi; the it
petition in a prescribed. foririil befo're"'Vthe duly
designated authorities lilavliiigvbevenfiofnpiied with, there
is no necessiiguppti) i'e_p1'odi1c:e. already in the
pleadings eificience. In the light of
Section, 281 l 'Succession Act. 1925 r/w
rules frafn_ed,, by lCourt, there is substantial
comfilianee of"law in the resent etition. In II]
'_ _ i~. ….. <4
*opinion,_"thell'Will as claimed though titled Codicil dt.
2'«'i«Al.l.'i'–l'.2l.(VI)'(Zl;"sf~:is}=lproperly proved within the framework of
law petition qualifies for the grant of the relief
it :1' for.
3. The deceased Smt.SaV1’tr:i. Ponnaiya has left
V behind the Codicil, which. I find to be in order. The
52%
_-L
estate is left behind to the sor1~petitioner
daughter i\/[rs.Venni1a Manoharan {Nee
Codicil is executed on 24.11.2:£_)08,dajj.
death of the testatrix. who-..__wasV”adinittecitr
whence the Medieai’ by
letter Anr1eXure~N ~r;11ivs;\:~rd¢ceasAed was well
oriented. conpseious the Wiil and
was due states that the
testatrigg .. mind executed the
Codie-i_1 ‘d The affidavits of the two
attesting” indicate that they were
at thde-Vtiiiievwhen the Codicil was signed by the
‘
-The petition is in the form as prescribed by the
it R.u1es;¢requisit.e Annexures set out the schedules of both
Wdrnovabie and immovable properties of the deceased and
in which view of the matter, the petition deserves to be
ailowed .
iii
\~.,
-5-
The petition is accordingly allowed. is.
directed to issue probate on payment, offlthee K W’
Court fee. The petitioners to fi1ej$;ufith’t¥1″e
and true inventory within six months fromflhe A’date”of
grant of probate and a aeeo’un:t.’o~of ‘the said
properties Within or;e4_”‘yea1*VAVf1jo:ii«._V\ttje._date grant of
probate.
In.