High Court Punjab-Haryana High Court

Sarup Singh & Anr vs Roshan Singh & Ors on 9 December, 2008

Punjab-Haryana High Court
Sarup Singh & Anr vs Roshan Singh & Ors on 9 December, 2008
RSA No.2486 of 2004                               1

 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                        RSA No.2486 of 2004(O & M)
                                        Date of Decision: 09.12.2008

Sarup Singh & anr.

                                                  ....appellants

                     Versus

Roshan Singh & Ors.

                                                  .....respondents

CORAM:        HON'BLE MR.JUSTICE RAKESH KUMAR GARG

Present:      Mr.Karminder Singh,Advocate
              for the appellants

              Mr.Animesh Sharma, Advocate
              for the respondents

                     ****

RAKESH KUMAR GARG J.

This is plaintiffs’ second appeal challenging the judgment

and decrees of the Courts below whereby suit of the plaintiffs for

declaration to the effect that the plaintiffs and defendant No.6 to 28 are

joint owners in possession of suit land and the sale deed dated 15.03.1995,

21.03.1995 and 10.05.1995 alleged to have been executed by the

deceased Parkash Kaur in favour of defendants No.1 to 3 respectively and

that the alleged Will dated 29.03.1995 are the result of fraud and forgery

committed by defendant Nos.1 to 5 and hence are null and void with

consequential relief of permanent injunction restraining the defendant

Nos.1 to 5 from interfering in the possession of and forcibly dispossessing

the plaintiffs and defendants No. 6 to 28 therefrom, has been dismissed.

In brief, the case of the plaintiff-appellants was that the suit

land had been joint ownership of Kartar Singh and Daulat Singh sons of

Puran Singh and they inherited the same from their father and was

ancestral property; that after the death of Kartar Singh, his ½ share in the
RSA No.2486 of 2004 2

suit property was inherited by plaintiffs and defendant no.6 in equal shares;

that after the death of Daulat Singh, his ½ share in the suit property was

inherited by his widow Parkash Kaur and she died issueless on 30.5.1995;

that Daulat Singh was having two brothers Kartar Singh and Joginder

Singh, and two sisters, namely, Kartari and Durgi and all of them pre-

deceased Parkash Kaur and the plaintiffs and defendant No. 6 to 28 were

sons and daughters of the aforesaid brothers and sisters of the deceased

Daulat Singh and had succeeded to the estate of Parkash Kaur, after her

death; that defendant No.1 Roshan Singh was brother of deceased

Parkash Kaur, while defendants No. 2 to 5 were sons of defendant no.1;

that deceased Parkash Kaur started showing signs of fickle mind and her

mental condition started decaying about 2/3 years prior to her death, after

which she became easily susceptible to impression and influence; that the

condition of Parkash Kaur further deteriorated during the last year of her

life and she almost became of imbecile mind and lost the senses of free

and independent judgment and discretion; that after the death of Parkash

Kaur, defendants no.1 to 5 started alleging that she had executed sale

deed dated 15.3.1999 in favour of defendant no.1. Another sale deed

dated 29.3.1995 in favour of defendant no.2 and the sale deed dated

10.5.1999 in favour of defendant no.3 out of the property in dispute; that

defendants No. 1 to 5 further alleged that Prakash Kaur executed a Will

dated 29.3.1995 in favour of defendants no. 2 to 4; that the alleged sale

deeds and the Will were the result of fraud and forgery committed by

defendants No.1 to 5 upon Parkash Kaur; that the plaintiffs requested the

defendants to admit their claim with respect to the property in dispute but

they refused to do so. Hence the suit.

The suit was contested by defendants No.1 to 5 jointly

taking up preliminary objections that the suit was barred under Order 2

Rule 2 CPC. After the death of Smt. Parkash Kaur, the cause of action of
RSA No.2486 of 2004 3

the present suit accrued to the plaintiffs but the plaintiff No.1 filed suit for

injunction against the defendants No. 1 to 3 in which the sale deeds and

the Will were referred to and the said suit was dismissed by the court of

Shri Surinder Gupta, learned Additional Civil Judge (Senior Division),

Hoshiarpur vide judgment dated 3.11.1997 and present plaintiff No.2 was

also impleaded as a party in the said suit. The present plaintiffs, however,

did not claim the relief of the present case in the said previous suit; that

the suit of the plaintiffs was barred under Order 23, Rule 1(4) of the CPC

as the earlier suit filed by plaintiff No.1 for declaration against the

answering defendants in which the sale deeds which are in issue in the

present case were challenged and present plaintiff Gurmukh Singh was

impleaded as defendant No.4 and the said suit was dismissed as

withdrawn by the court of Shri Jaspal Verma, the then Civil Judge (Junior

Division), Hoshiarpur, on 22.4.1998; that the plaintiffs had no locus-standi

to file the present suit. On merits, it was claimed that though the property

in dispute was earlier owned by Kartar Singh and Daulat Singh but Joga

Singh, another brother of Daulat Singh also inherited property from his

father. It was averred that Parkash Kaur was being looked-after by

contesting defendants and her treatment was got done by the answering

defendants, and the plaintiffs never cared for the welfare of Parkash Kaur.

It was averred that Parkash Kaur during her life time executed legal and

valid Will dated 29.3.1995 in favour of the defendants, on the basis of

which they inherited the property of Parkash Kaur. It was averred that

Parkash Kaur executed three sale deeds for valuable consideration in

favour of defendants No. 1 to 3 who had become owners of the land

purchased under the sale deeds and entered in possession of the land.

The defendants denying the rest of the averments of the plaint, prayed for

dismissal of the suit.

On the basis of the pleadings of the parties, the trial Court
RSA No.2486 of 2004 4

framed the following issues:

1. Whether the plaintiffs along with defendants No. 6 to 28

are joint owners in possession of the suit land?OPP

2. Whether impugned sale deeds dated 15.03.1995,

21.03.1995 and 10.05.1995 alleged to have been

executed by Parkash Kaur in favour of defendant Nos.1

to 3 respectively; as also whether alleged Will dated

29.03.1995 are the result of fraud and forgery committed

by defendants No. 1 to 5 and hence, null and void qua

the rights of plaintiff and defendant nos. 6 to 28, in the

present suit?OPP

3. Whether the plaintiffs are entitled to grant of permanent

injunction as prayed for? Or in the alternative for joint

possession of the suit land as prayed for? OPP

4. Whether the suit of the plaintiff is barred under Order 2

Rule 2(3) CPC? OPD

5. Whether the present suit is barred under Order 23, Rule

1(4) CPC?OPD

6. Whether the plaintiffs have got no locus-standi to file the

present suit?OPD

7. Whether the suit is bad for not complying with the

provisions of Order 7 Rule 1(J) CPC? OPD

8. Relief.

After hearing the learned counsel for the parties, the trial

Court returned the findings holding that the Will dated 29.03.1995 Ex.D1

and the sale deeds dated 10.05.95, 29.03.1995 and 15.03.1995 were

validly executed by Parkash Kaur and issues no. 1 to 3 were accordingly

decided against the plaintiffs and in favour of contesting defendants.

Issues No. 4,5,6 and 7 however were decided against the defendants and
RSA No.2486 of 2004 5

suit of the plaintiffs was accordingly ordered to be dismissed with no orders

as to costs.

Feeling aggrieved from the same, the plaintiffs filed an

appeal which was also dismissed by the Additional District Judge,

Hoshiarpur vide impugned judgment and decree dated 10.03.2004.

Still not satisfied, the plaintiffs have filed the instant appeal

challenging the judgment and decrees of the Courts below by raising the

following the substantial questions of law:

1. Whether the courts below can misread and mis-interpret

the evidence before coming to the conclusion that the

Sale Deeds in which not a single penny was paid at the

time of registration of the sale deed was a legal

document?

2. Whether the executant who was suffering from cancer

and was mentally incapacitate can execute a WILL in his

unsound and indisposing mind?

In support of his case, learned counsel for the appellants

has vehemently argued that the Will as well as registered sale deeds are

surrounded by suspicious circumstances which have been proved on the

file. The deceased Testator was not in need of any money and the land in

question had been sold without any legal necessity. Moreover, neither a

single penny was paid before the Sub-Registrar at the time of registration

of the sale deeds nor any amount was deposited in the account of Parkash

Kaur, deceased. There was no occasion for the deceased Parkash Kaur to

spend such a huge sum. Learned counsel has further argued that Roshan

Singh, attorney of Parkash Kaur has no authority to sell the land and thus

the reasons recorded by the Courts below non-suiting the plaintiffs are

totally perverse. The counsel further contended that sale deeds were got

executed by playing fraud with Parkash Kaur and the judgment and
RSA No.2486 of 2004 6

decrees of the Courts below are liable to be set aside and the

plaintiffs/appellants are entitled to decree as prayed.

On the other hand, learned counsel for the respondents has

supported the findings of the Courts below and has argued that both the

Courts below on appreciation of evidence have recorded a concurrent

finding of fact and no question of law arises in this appeal and the same is

liable to be dismissed.

I have heard learned counsel for the parties and perused

the record. The plea of the appellants that at the time of execution of the

Will and the sale deeds, Parkash Kaur was not well, is not supported by

any evidence except bald statement of the plaintiffs. The

plaintiffs/respondents have not placed on record any other evidence. On

the other hand, DW2 Madho Singh and DW3 Manohar have stated

positively that at the time of execution of the Will, Parkash Kaur was in

sound disposing mind, though, according to the plaintiffs they had been

giving treatment to Parkash Kaur, yet no medical record was placed on

judicial file. It was also admitted by plaintiff Sarup Singh that Parkash Kaur

was not being treated for any type of mental illness and she was only

having fever which by any stretch of imagination cannot be said to have

affected the mental capacity of a person. Another aspect of the case is that

Parkash Kaur, after execution of the Will, appeared before the Sub-

Registrar to admit the execution of the Will at the time of registration of the

sale deeds which belie the case of the plaintiffs regarding Parkash Kaur

being of a fickle mind at the time of execution of the Will. In view of the

above, no fault can be found in the execution of the Will in favour of the

defendants. The second contention of the learned counsel for the

appellants that the contesting defendants got executed their sale deeds

Ex.D-2, Ex.D-4 and Ex.D-5 and the power of attorney Ex.D-3 from Parkash

Kaur by playing fraud and concealment is also without any basis. The
RSA No.2486 of 2004 7

plaintiffs/appellants did not allege the circumstances under which the fraud

and misrepresentation was played upon Parkash Kaur in getting executed

these three sale deeds in question nor any such evidence had been

adduced.

No plea was taken by the plaintiff-appellants that the sale

deeds were without consideration. The execution of the sale deeds is not

denied by the plaintiff appellants. Otherwise also the due execution of the

three sale deeds had been proved on behalf of the defendants by

examining DW2 Madho Singh and DW3 Manohar, attesting witnesses and

from the testimony of DW-3 Kulwinder Singh defendant. The plaintiff-

appellants being strangers to the sale deeds could not even otherwise

challenge the sale deeds claiming the same to be without consideration. I

am supported in my view by a judgment of this Court in the case of State

of Punjab Vs. Gurmel Singh 2003(2) Civil Court Cases-115(P & H).

For the reasons recorded above, I find no merit in this

appeal.

No substantial question of law arises.

Dismissed.

(RAKESH KUMAR GARG)
JUDGE
09.12.2008
neenu