High Court Punjab-Haryana High Court

Sh. Ashok Kumar Pandhi & Others vs Ashwani Kumar Pandhi & Another on 2 March, 2009

Punjab-Haryana High Court
Sh. Ashok Kumar Pandhi & Others vs Ashwani Kumar Pandhi & Another on 2 March, 2009
R.S.A. No. 256 of 2009 (O&M)                      -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
              CHANDIGARH


                                 R.S.A. No. 256 of 2009 (O&M)

                                 Date of Decision : 2.3.2009


Sh. Ashok Kumar Pandhi & others

                                                 ....Appellants
              Versus


Ashwani Kumar Pandhi & another

                                                 ...Respondents

CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                  ....

Present : Mr.Arun Palli, Senior Advocate with
          Mr. T.N.S.Sarup, Advocate &
          Mr.Sunil Garg, Advocate
          for the appellants.

                         .....

MAHESH GROVER, J.

Delay of 3 days in filing the appeal is condoned.

This is plaintiffs second appeal directed against the

judgments of the learned trial Court dated 21.11.1998 and the first

Appellate Court dated 21.7.2008.

The appellants and respondent No.1 are descendants of

one Sham Dass Pandhi whose estate is in dispute. Appellants No.1

and 2 filed a suit for issuance of perpetual injunction restraining the

appellant No.3 and respondents from carrying on the business of rice

shelling, sale of paddy and agriculture products under the name and

style of M/s Krishna Rice Mills, Fatehgarh Churian along with

rendition of accounts upto 17.2.1989 and the profits earned by them
R.S.A. No. 256 of 2009 (O&M) -2-

after the death of Sham Lal Pandhi. It was alleged that said Sham

Dass Panchi was carrying on the partnership business of the said firm

and was having 35% share in the firm. He was allegedly having 35%

share in the immovable properties of the said firm and he died on

17.2.1989 leaving behind the parties to inherit his estate in equal

shares. It was further alleged that the deceased had a sum of

Rs.1,90,000/- to his credit in the books of account of the firm and

after his death the parties were entitled in equal shares to the

goodwill, assets and other properties of the firm as per the share of

their deceased father and were also entitled to the amount lying to his

credit along with the profits earned.

Upon notice, appellant No.3 and respondent No.2 filed

written statement admitting the claim of the plaintiffs/appellants

while the suit was contested by respondent No.1, who set up a Will

dated 31.12.1988 to contend that the same was to the exclusion of the

appellants and they are not entitled to the relief claimed.

Both the parties went to trial on the following issues :-

1. Whether the plaintiffs are entitled to the injunction

prayed for?OPP

2. Whether the plaintiffs are entitled to rendition of

accounts of the firm?OPP

3. Whether the plaintiffs have got no locus standi to file

the present suit?OPD

4. Whether the suit is bad for non-joinder of necessary

parties?OPD

5. Whether the suit is not maintainable in the present
R.S.A. No. 256 of 2009 (O&M) -3-

form?OPD

6. Whether the suit is properly valued for the purposes

of court fee and jurisdiction?OPP

7. Whether the suit is bad for mis-joinder of cause of

action?OPD

8. Whether he suit is barred u/O 2 Rule 2 C.P.C.?OPD

9. Whether Sham Dass executed a valid will in favour

of defendant No.3? If so its effect ?OPD

10. Relief.

On the basis of evidence before it, the learned trial Court

concluded that the Will in question was a valid piece of document

executed in favour of respondent No.1 and to the exclusion of the

appellants.

In appeal, the findings of the learned trial Court were

affirmed.

In the present regular second appeal, learned counsel for

the appellants has contended that there are numerous factors which

point out to the suspicious nature of the document. He contended that

the Will was executed on 31.12.1988 and there was interpolation in

the Will as the last digit in figure ‘1989’ was converted into ‘1988’

and that further late Sham Dass Pandhi was a propertied man and all

his previous transactions were scribed by a particular scribe who had

been rendering service to the deceased, but in so far as the Will in

question is concerned, it was scribed by a different scribe who even

did not recognize the testator of the Will. It was next contended that

there was no reason to exclude the appellants from the Will and that
R.S.A. No. 256 of 2009 (O&M) -4-

the Will being an unregistered document when viewed in this

perspective cannot be said to be worth reliance.

I have heard the learned counsel for the appellants and

have perused the impugned judgments.

Both the Courts below have concluded that the Will was a

valid piece of document. The testator, Shri Sham Dass Pandhi while

excluding the appellants from the purview of the Will had broadly

given the following reasons which have also been delineated in the

reasons given by the Courts below :-

(i) Sufficient money is spent by him on the marriage of

Ashok Kumar, Hari Krishan and Kanchan Bala.

(ii) He has also given property to all of them even after

their marriage.

(iii)All three of them started litigation with him, resultantly

dis-reputation for him.

(iv) All three of them are following their own way and are

not obeying deceased Sham Dass Pandhi.

There is no denial to the fact that the appellants were

litigating with the deceased which alone can be a sufficient factor to

oust a particular heir or a particular set of heirs from inheritance. The

mere fact that last digit occurring in figure ‘1989’ has been converted

into ‘1988’ will not render a document suspicious and not worthy of

reliance as this can be termed to be a simple human error and

similarly the fact that it was scribed by a different scribe and not by

the scribe who used to write documents for the testator, would ipso

facto be not termed to be a suspicious circumstance, if the Will has
R.S.A. No. 256 of 2009 (O&M) -5-

been proved by other means and by following the process of law. A

perusal of the impugned judgments shows that the contents of the

Will were proved and therefore it can safely be termed to be a

reflection of the testator’s desire.

No ground to interfere.

Dismissed.

2.3.2009                               (MAHESH GROVER)
                                           JUDGE

dss