High Court Punjab-Haryana High Court

Shamsher Singh vs Gobind Singh And Others on 2 July, 2008

Punjab-Haryana High Court
Shamsher Singh vs Gobind Singh And Others on 2 July, 2008
R.S.A.No.119 of 1982 (O&M)                              :1:

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


             REGULAR SECOND APPEAL NO.119 OF 1982

                    DATE OF DECISION: July 02, 2008


              Shamsher Singh

                                                              .....Appellant

                                  VERSUS

             Gobind Singh and others

                                                              ....Respondents



CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?



PRESENT:            Mr.Deepak Sibal, Advocate with
                    Mr.Davinder Lubana, Advocate,
                    Mr.Akshay Bhan, Advocate,
                    for L.Rs of the appellants.

                    Mr.Vinod Bhardwaj, Advocate.

                    Mr.Ajay Tewari, Advocate,
                    for applicant in CM No.444-C of 2007.

                    Mr.G.S.Grewal, Senior Advocate with
                    Ms.Tanisha Peshawaria, Advocate,
                    for the respondents.

                                  ****

RANJIT SINGH, J.

Appellant has claimed right and title to the property being

an adopted son. He remained unsuccessful in suit which he filed and

in the first appeal and thus has challenged both the verdicts by filing
R.S.A.No.119 of 1982 (O&M) :2:

the present Regular Second Appeal.

The dispute goes to pre-partition era and present appeal

is pending since 1982. Even the appellant-plaintiff is no more and

stands substituted by his L.Rs. Similarly some of the respondents

also stand substituted by their L.Rs. on their death and this is so

reflected in the amendments carried out in the memo of parties from

time to time. Even now, one application is pending adjudication

whereby prayer has been made for impleading Gursharan Kaur as

respondent No.18 under Order 1 Rule 10 CPC. This application was

filed once the arguments in the case were heard and the judgment

reserved. The applicant claims herself to be legal heir of Sham Kaur

wife of Ganda Singh, whose property is in issue in the present

appeal. It is not made clear in the application as to how the applicant

has woken to be heard now and where she has remained though suit

was filed in the year 1976 and decided in 1979. This application

accordingly has been opposed by the respondents and the same

shall be dealt with after making reference to the controversy that

requires adjudication in the present case.

The facts in this case as noticed are that Shamsher Singh

(appellant-plaintiff) instituted a suit for declaration to the effect that he

is owner in possession of the land as described in the heading of the

plaint and for further declaration that he is owner of the equity of

redemption regarding land as separately detailed in the heading of

the plaint being Khata No.35/35 and Khasra number as mentioned

and entered in jamabandi for the year 1973-74, situated in the area

of village Sukhgarh, Hadbast No.89, Tehsil Kharar. In the alternative,

appellant-plaintiff also has claimed possession of the land in suit.
R.S.A.No.119 of 1982 (O&M) :3:

This land originally belongs to Ganda Singh son of Nihal Singh of

village Sukhgarh. Appellant-plaintiff is son of Karam Kaur daughter of

Harnam Singh, who was collaterally related to Ganda Singh. After the

death of Harnam Singh, the property owned by him was inherited by

his real brother Amar Singh. Amar Singh died issueless as he was

not married and thus property owned by Amar Singh was inherited by

Ganda Singh as he was the only surviving cousin of Amar Singh.

Ganda Singh died in the year 1948, leaving behind his wife Sham

Kaur and allegedly his adopted son Shamsher Singh (plaintiff-

appellant). Ganda Singh was a Jat agriculturist and thus was

governed by the customs in the matters of succession and adoption.

The averment in the suit further is that after the marriage of Karam

Kaur with the appellant-plaintiff”s father, she lived with Ganda Singh

and gave birth to two children, i.e., the appellant-plaintiff and his

younger brother Shivdev Singh. Ganda Singh was also issueless

and thus it is claimed that soon after the birth of appellant-plaintiff, he

had adopted the plaintiff as his son under the custom after

performing the requisite ceremonies. It is claimed that this adoption

was performed in the collection of brotherhood where `Gur’ (Jaggery)

was distributed and the appellant-plaintiff was taken in lap by Ganda

Singh. Ever since that date, appellant-plaintiff claims to have lived

with Ganda Singh and was treated as his son and the appellant had

been treating Ganda Singh as his father. It is also mentioned that

Sham Kaur wife of Ganda Singh has also been treating the

appellant as her son. Appellant also claims to have been brought up,

educated and married by his adopted father Ganda Singh. The case

further is that after the death of Ganda Singh, he alone was entitled
R.S.A.No.119 of 1982 (O&M) :4:

to succeed his property being his adopted son, but to gain the

confidence of his adopted mother, he allowed the mutation to be

sanctioned in favour of Sham Kaur, widow of Ganda Singh and

adopted mother of appellant-plaintiff. The mutation was sanctioned in

the names of Sham Kaur and Shamsher Singh in equal share.

Appellant Shamsher Singh had also acted as Lambardar for some

time and states to have been acknowledged as the adopted son by

Sham Kaur. He continued to live with his adopted mother and

enjoyed the property jointly with her. Appellant then claims that six

years prior to filing of suit, Sham Kaur died. He continued to be in

possession of the property but Basant Kaur and Baljit Kaur mothers

of defendants No.1 to 4 and 5 and 5-A respectively in collusion with

revenue authorities got the mutation of land sanctioned in their favour

bye-passing the appellant. He, thus, claims that the property was

wrongly mutated in favour of Basant Kaur and Baljit Kaur daughters

of Harnam Singh as he being adopted son was entitled to inherit the

property after the death of Sham Kaur. Appellant would further claims

that Sham Kaur was not the owner of the suit property and was

merely a trustee `Benamidar’ for the appellant-plaintiff, whereas the

legal and beneficial (equitable ownership) vested in the appellant-

plaintiff. Appellant has also claimed that he is managing the property

left by Sham Kaur, his adopted mother and is in cultivating

possession thereof. It is stated that the mutation sanctioned in favour

of defendants No.1 to 5-A vide mutation No.1064 dated 19.8.1971 is

without any right and authority and as such is altogether illegal. It is

on the basis of this mutation that the defendants are threatening the

appellant-plaintiff to take forcible possession of the suit land for
R.S.A.No.119 of 1982 (O&M) :5:

which they do not have any right to interfere in the peaceful

possession of the appellant-plaintiff. He has thus claimed declaration

of ownership regarding the land in his possession. As regards the

land which is in possession of the mortgagees, the appellant-plaintiff

has claimed declaration that he is the owner of equity of redemption

and in alternative he has claimed possession of the said suit land as

well. In short, the claim of the appellant-plaintiff is based on the fact

that he is the adopted son of Ganda Singh and Sham Kaur and thus

is entitled to the ownership and possession of the land to the

exclusion of Basant Kaur and Baljit Kaur daughters of Harnam

Singh.

The suit was resisted by the defendants, who are the

offspring of Basant Kaur and Baljit Kaur. As per the defendants, the

suit land was never owned or possessed by Ganda Singh. They also

denied if the appellant-plaintiff was ever adopted by Ganda Singh as

his son. It is claimed that he never became the adopted son of

Ganda Singh and Sham Kaur. The respondents would plead that the

appellant-plaintiff was never brought up, educated or married by

Ganda Singh and was never treated as son by Ganda Singh and

Sham Kaur. In their reply, the respondents would point out that the

appellant-plaintiff is recorded as son of Gurbachan Singh in the

school records and so too in the voters list and in the records of the

Army service, where he had remained from the year 1939 to 1941.

The respondent-defendants would also point out that the appellant

had raised a loan from the Co-operative Society, Sukhgarh

describing himself as son of Gurbachan Singh. It is claimed that even

Gurbachan Singh, the father of the appellant, has also denied the
R.S.A.No.119 of 1982 (O&M) :6:

alleged adoption. The deed of adoption which was pressed into

service, though not exhibited, is stated to be paper transaction

besides urging that appellant-plaintiff was never adopted nor treated

as such before or after the alleged deed of adoption which was also

destroyed by Ganda Singh. Explaining the mutation of the land in

favour of appellant, it is stated that the same was wrongly sanctioned

in his favour and presence of Sham Kaur was also wrongly recorded.

It is also mentioned that Sham Kaur never made any statement

conceding to the adoption and rather had hotly contested the alleged

adoption before a civil court in a suit filed by the appellant-plaintiff on

14.10.1958, which was dismissed on 16.12.1959. This suit was filed

by the appellant claiming possession of the land belonging to Ganda

Singh being his adopted son. Sham Kaur had denied the adoption as

alleged by the appellant-plaintiff in the said suit of which she statedly

was enjoying the exclusive possession even to the exclusion of the

appellant-plaintiff. It is further disclosed in the reply that Sham Kaur

had died much prior to six years of the institution of the present civil

suit. Accordingly, the ownership of the appellant and his possession

over the suit land is denied by the respondent-defendants. According

to the respondents, mutation was sanctioned in favour of Sham Kaur,

she being the only heir of Ganda Singh, which was never contested

by appellant-plaintiff. He also did not even make a claim before the

Rehabilitation Authorities for allotment of a land belonging to Ganda

Singh and left in Pakistan. It is, thus, claimed that mutation of

inheritance of Sham Kaur was rightly sanctioned in favour of Basant

Kaur, (mother of defendants No.1 to 4 and Balbir Kaur (mother of

defendants No.5 and 5-A).

R.S.A.No.119 of 1982 (O&M) :7:

To further strengthen their case, the respondents would

point out that the appellant-plaintiff had contested the mutation and

failed upto Financial Commissioner. It is, thus, denied that the

appellant-plaintiff is adopted son and is entitled to inherit the property

of Sham Kaur or Ganda Singh as claimed. The averment that Sham

Kaur was mere trustee is again denied by stating that she was the

owner in possession of the property and thus the land/property has

rightly come into the possession and ownership of Basant Kaur and

Baljit Kaur. It is also mentioned that Sham Kaur had never

mortgaged any land and as such the question of consent by the

appellant-plaintiff did not arise. Appellant-plaintiff is out of possession

and having failed in his suit filed for possession in the year 1959, his

right and title, if any, stood extinguished under Section 27 of the

Limitation Act. Respondent-defendants, thus, would also claim that

they are in adverse possession if not as rightful heir under a colour of

title as owner, continuously without interruption openly to the

knowledge of all concerned and as such have become owners by

adverse possession. The land mortgaged was redeemed by the

respondent-defendants on payment of mortgage money to which the

appellant has never raised any objection. It is also stated that the

appellant never took any action after dismissal of his suit filed for

possession on 14.10.1958, which was dismissed on 16.12.1959.

According to the respondents, this judgment is final and binding on

the parties and would operate as res judicata against the appellant-

plaintiff. The case of the respondents, thus, is that Sham Kaur was

holding this property inherited from Ganda Singh as owner to the

exclusion of the appellant-plaintiff since the year 1948. It is also
R.S.A.No.119 of 1982 (O&M) :8:

stated that Sham Kaur was the owner of ½ share in squares No.18

and 20 in Pakistan while Ganda Singh was owner of square No.19.

Sham Kaur and Ganda Singh held equal areas of land in Pakistan.

P.Rights Sanad was issued in favour of Sham Kaur regarding the

land owned and possessed by Ganda Singh as well as land owned

and possessed by her in Pakistan. Appellant-plaintiff had challenged

the same but failed before the civil court. As already noticed, he

never approached the Rehabilitation Authorities for that purpose.

Thus, the claim, he even may have, has become time barred.

On the pleadings of the parties, as afore-mentioned, the

trial court framed the following issues:-

1. Whether the plaintiff is adopted son of Ganda Singh?

OPP.

2. Whether the plaintiff and Smt.Sham Kaur inherited the

property of Ganda Singh in 1948 to the extent of ½

share, each? OPP.

3. Whether the defendants 1 to 5 are the next heirs of

Smt.Sham Kaur? OPD.

4. Whether the judgment dated 16.12.59 of the court of

Sub Judge Ist Class, Kharar operates as resjudicata?

OPD.

5. Whether Ganda Singh was the owner of the entire

property in dispute? OPP.

6. Whether the suit is properly valued for purposes of

court fee? OPP.

7. Whether the parties are governed by custom in the

matters of adoption and succession. If so, what the
R.S.A.No.119 of 1982 (O&M) :9:

custom is? OPP.

8. Whether the suit is within time? OPP.

9. Whether Smt.Sham Kaur deceased held the property

in suit in trust and was a benami for the plaintiff? OPP.

10. Whether the plaintiff is entitled to succeed to Sham

Kaur as her adopted son? OPP.

11. Whether Sham Kaur and defendants 1 to 5 became

the owners by adverse possession? OPD.

12. Whether the defendants 1 to 5 got the land redeemed

as mortgaged by Sham Kaur and what is its effect?

OPD.

13. Whether the plaintiff is entitled to the declaration or

possession of the suit land? OPP.

14. Relief.

Issues No.1 to 7, 9 and 10 were decided against the

appellant-plaintiff by Sub Judge IInd Class, Kharar. He also found

issue No.11 in favour of the defendants. He accordingly dismissed

the suit of the appellant-plaintiff with costs. The appellant-plaintiff

filed appeal against this order dated 30.4.1979, which was also

dismissed on 5.10.1981 affirming the judgment passed by the Sub

Judge, Kharar. The findings on issues No.8 and 11 have been

reversed. That is how, the appellant-plaintiff is in second appeal.

Having regard to the rival contentions raised by

respective parties, the basic issue that would require determination in

the present case would relate to the aspect of adoption as pleaded

by the plaintiff-appellant and countered by respondent-defendants.

The remaining issues as framed would accordingly depend upon the
R.S.A.No.119 of 1982 (O&M) : 10 :

decision whether the appellant was able to establish his adoption to

be valid or not. To prove this adoption, the appellant has relied upon

the oral account given by himself, his natural father Gurbachan Singh

(PW1), Amar Chand (PW5), Hari Singh (PW6) and Nand Singh

(PW8). Their versions were analyzed and appreciated by both the

courts below to conclude that it would not be safe to rely upon said

versions to hold that adoption of the appellant was valid. On the

contrary, the respondent-defendants have highlighted various

circumstances and the evidence given by different persons to contest

the adoption as pleaded by the appellant-plaintiff. The views as

taken by the courts below have respectively been seriously

challenged by the counsel representing the respective parties and

need a notice.

Reliance has been placed on a copy of adoption deed,

which was marked `A’ and was not exhibited on record. The first

question that arose was to see if this document can be looked into by

the court in evidence or not. To counter this, the counsel for the

appellant would rely on legal re-course by saying that the existence

of the adoption deed has been admitted by the defendants in the

written statement filed by them and this is a valid piece of evidence

wrongly ignored. Averments in the reply in this regard are as under:-

“The alleged deed of adoption was all a paper

transaction. In fact, the plaintiff was never adopted nor

treated as such before or after the alleged deed which

was destroyed by Ganda Singh”.

This is stated to be an admission on the part of the

respondents and it is urged that this would show that (i) the existence
R.S.A.No.119 of 1982 (O&M) : 11 :

of adoption deed was admitted, (ii) the contents thereof are also

admitted when it is stated that it was not acted upon. Counsel would

plead that this can be so urged only if one had gone through the

contents of the adoption deed. He, thus, contends that the contents

of the deed are admitted.

The first question that would require consideration is

whether this adoption deed can be taken into consideration or not.

Concededly this document is a marked document and was not

exhibited. The legal position in regard to marked document, is well

settled. The main argument raised by the counsel for the appellant

that the admission made by the respondents about the adoption

deed would cure this defect would help the cause of the appellant if

the contents of the reply, as referred and reproduced above, are

termed as admission on the part of respondent-defendants. The

contents cannot be taken as admission. The portion reproduced

above and highlighted as admission apparently is taken out of

context to urge that it would amount to admission. As to what

constitute admission is well understood in the legal parlance to invite

any uncalled for debate in this regard.

Under Section 17 of the Indian Evidence Act, an

admission is defined as a statement oral or documentary, which

suggests any inference as to any fact and issue or relevant fact. An

admission is a voluntary acknowledgment by a party or some one

identified with him in legal interest of the existence of certain facts

which are in issue or relevant to an issue in the case. Admission

unless explained furnishes the best evidence, but admission as a

whole has to be looked into for arriving at a conclusion. To have
R.S.A.No.119 of 1982 (O&M) : 12 :

value and an effect as stated, an admission has to be clear, certain

and definite and not ambiguous, vague or confused. Statement to

operate as an admission must be clear in its meaning. Admission is

not conclusive proof of the matter admitted, though it may in certain

circumstances operate as estoppel. (See K.S. Srinivasan v. Union of

India, AIR 1958 SC 419). It has also been held In the case of

Nagubai Ammal and others v. B.Shama Rao and others, AIR 1956

SC 593 that an admission is not a conclusive as to the truth of a

matter stated therein. It is only a piece of evidence, the weight to be

attached to which must depend on the circumstances under which it

is made. It can be shown to be erroneous or untrue, so long as the

person to whom it was made has not acted upon it to his detriment,

when it might become conclusive by way of estoppel. It is further held

that it must be shown that there is a clear and unambiguous

statement by the opponent, such as will be conclusive unless

explained. Section 17 of the Indian Evidence Act does not seem to

be making any distinction between an admission made by a party in

a pleading and other admissions and admission made by a party in a

plaint signed and verified by him. However, such an admission

cannot be regarded as a conclusive in the other suit and it is open to

a party to show that it is not true. (See Basant Singh v. Janki Singh,

AIR 1967 SC 341).

In this context, let us see if the alleged averment made in

the reply, as reproduced above, can be taken as an admission or not.

The contents of the reply that alleged adoption deed was a paper

transaction is being pressed to say that this amounts to an admission

by the respondents that there was an adoption deed. This certainly
R.S.A.No.119 of 1982 (O&M) : 13 :

would not fit in the definition of an admission as noted above. This

adoption deed, which is described as a paper transaction, is referred

to as `alleged’. This has also to be read as whole and not in isolation

as is being done In the reply, it is further mentioned that the plaintiff

was never adopted nor treated as such and so this alleged deed was

destroyed by Ganda Singh. The only inference that can be drawn

from this reply is that there was an alleged adoption deed which was

not true and was destroyed. How this can be treated as an admission

on the part of respondents to say that there was a valid adoption

deed is really not understood. In fact this has also to be appreciated

in the context of complete averment in this regard in the reply. The

perusal of the plaint would show that averment in regard to adoption

of the plaintiff after performing the customs and ceremonies is

averred in para 5 of the plaint. In reply to this, the respondents

admitted the fact that Ganda Singh was issueless as correct but

denied the remaining part as wrong by further mentioning that

“plaintiff was never adopted by the deceased Ganda Singh”. In para

6 of the plaint, it is stated that after adoption, plaintiff lived with

Ganda Singh, who has been treating him as his son and plaintiff has

been treating Ganda Singh as his father. Similar averment in regard

to Sham Kaur for treating the appellant-plaintiff as her son is also

made, besides stating that the plaintiff was brought up, educated and

married by his adopted father (Ganda Singh). This para of the plaint

has again been denied as wrong. It is further stated that there was no

such treatment as alleged. The fact as pleaded that plaintiff was

brought up, educated or married by Ganda Singh is also denied and

rather it is pointed out in the reply that the appellant-plaintiff is
R.S.A.No.119 of 1982 (O&M) : 14 :

recorded as son of Gurbachan Singh in the school record, in the

voters list and in the Army where he was in the service from 1939 to

1941. It is further averred that the plaintiff had also raised a loan from

Co-operative Society, Sukhgarh where he had described himself as

son of Gurbachan Singh. Reference is also made that even his

natural father Gurbachan Singh had denied the fact that the plaintiff

was adopted. It is thereafter stated “that the plaintiff was never

adopted by Ganda Singh nor treated as his son. The alleged deed

of adoption is all a paper transaction. In fact the plaintiff was

never adopted nor treated as such before or after the alleged

deed which was destroyed by Ganda Singh.” Reading in this

context as a whole, this part of a written statement can certainly not

be termed as an admission. In order to be competent, an admission

has to be clear, certain, definite and not vague or confused which is

not so in the present case.

It is further required to be appreciated that the

respondents are not party to the execution of the adoption deed.

They are also not witnesses to said adoption deed. The admission in

regard to adoption deed by them, as such, obviously would not carry

any presumption against them even if the statement as alleged and

reproduced above is taken as an admission on the part of the

respondent-defendants. As per Section 70 of the Indian Evidence

Act, admission of a party to an attested document of its execution by

himself shall be sufficient proof of its execution against him, but no

such presumption otherwise be carried when the admission is in

regard to a document which is not executed by a party concerned.
R.S.A.No.119 of 1982 (O&M) : 15 :

Section 70 is otherwise exception to Section 68 which requires

examination of attesting witness to prove a document which is

required by law to be attested. Requirement of examining an

attesting witness, thus, can be dispensed with where executant

admits execution and not in other cases. As per proviso to Section

68, calling of attesting witness to prove registered document can be

dispensed with unless its execution is denied by the executant.

Execution of the document is not admitted by the executant, who is

not available, which would mean that the same is denied. The

averments referred above certainly cannot be termed as `admission’.

This line of argument is, thus, required to be rejected.

In fact, a further peep can be had to the stand of the

respective parties, from the response, which, the respondents filed to

the application seeking permission to lead secondary evidence in

regard to this document. In para 1 of the application, it was averred

by the appellant-plaintiff “that Ganda Singh deceased had adopted

the plaintiff as his son and had also executed a registered adoption

deed on 14.11.1936”. In reply, the respondents stated this para to be

wrong and hence denied and then further stated “the plaintiff was

never adopted by Ganda Singh. The alleged deed of adoption was

got executed by Gurbachan Singh father of the plaintiff, when he

(Ganda Singh ) came to know that it was a deed of adoption, which

never took place, he destroyed the same. He never executed any

deed of adoption or if at all, it was executed, he was made to sign by

Gurbachan Singh, exercising undue influence.” This will explain the

stand of the respondent-defendants in the reply filed where this deed

was termed as alleged deed of adoption and it would have to be
R.S.A.No.119 of 1982 (O&M) : 16 :

looked into as a whole and a few lines cannot be taken in isolation to

conclude that the respondent-defendants have admitted the adoption

deed. The admission made in ignorance or under duress cannot bind

the maker of the admission. (See Shri Krishan v. Kurukshetra

University, AIR 1976 SC 376). As already noticed, the alleged

admission of this adoption deed by the respondent-defendants is not

at all an admission nor it can be taken against the respondents, who

were not party to this adoption deed to make any such admission in

regard to its execution. The line of reasoning as adopted by the

counsel for the appellant to say that this document is required to be

taken into consideration on the basis of an admission made as such

cannot be accepted and is bound to be rejected.

Though the adoption deed can not be taken to have

been admitted but still the Trial Court took the same into

consideration as secondary evidence on the ground that its existence

was established and destruction conceded. This approach on the

part of the Trial Court was not put to any serious challenge before the

lower Appellate Court or in the present Second Appeal.

The record of the proceedings would reveal

that certified copy of the adoption deed was kept as mark `A’ and

was to be exhibited on proof of the existence and loss of the original

deed. The trial court after making reference to the record came to the

conclusion that plaintiff was able to establish the loss of the original

adoption deed and in this regard made reference to the contents of

the reply filed by the respondent-defendants that the adoption deed

was destroyed by Ganda Singh. It was accordingly observed that the

existence of the original was established and so also the loss even
R.S.A.No.119 of 1982 (O&M) : 17 :

from the statement made by the defendants and thus it was held that

this document though kept as marked can be taken into

consideration as evidence in the form of a secondary evidence.

There was no argument raised before the Appellate Court in this

regard. Mere admission of the document as secondary evidence

would not mean that its contents will also stand proved. This would

not be enough to show that this document contains truthful account

of adoption and can be relied upon. Mere marking a document or

exhibiting the same would not dispense a party to prove the contents

thereof. Mere proof of signature on a document would not lead to

proof of the contents or truth of the account given therein. Here even

signature or the thumb impression was not proved to say that

documents or contents stood proved. Though elementary but

document can be proved by various methods. Ordinarily handwriting

and signatures can be proved by calling a person as witness, who

wrote it, signed it or saw it being written or signed or who is qualified

to express an opinion as to the handwriting or signatures in terms of

Section 47 of the Evidence Act or as an expert under Section 45 of

the Evidence Act. It can be proved by a comparing handwriting under

Section 73 of the Evidence Act or by admission of the person against

whom it is tendered. Signature alone does not in all cases complete

the execution of a document for the purpose of giving it legal validity.

Merely by proving the handwriting or signature of the person writing

or signing a document through another witness, the contents or the

correctness of the said document could not be said to have been

proved.

Let us now proceed to see if this adoption deed has been
R.S.A.No.119 of 1982 (O&M) : 18 :

proved or not. The courts below have given cogent and valid

reasons in this regard to discard this exhibit from consideration.

Various reasons were noticed to hold that the adoption deed can not

be believed. The adoption deed is dated 14.11.1936. From the copy

which is marked `A’, it is seen that it contains a recital that Ganda

Singh was 70 years old and thus there was no prospect of his getting

any child and he being issueless had brought up Karam Kaur

daughter of his real brother Babu Harnam Singh (deceased) like his

own daughter and that he had married her to Babu Gurbachan Singh

of District Ludhiana. It is further mentioned that he was keeping

Gurbachan Singh and Karam Kaur as his son-in-law and daughter

and that they had two sons born at his house and that he had

adopted Shamsher Singh as his son in the presence of panchayat

baradari and with the consent of parents of Shamsher Singh

(appellant-plaintiff). The document also contains a reference that he

had taken Shamsher Singh in his lap. He brought him up like his own

son, married him and was giving him education and that there was a

treatment of father and son between them. It is further mentioned

that he, his mother and father Gurbachan Singh were serving him

and that Shamsher Singh would be entitled to all the rights in his

property like his natural son and that after his death he would

succeed him as his natural son. Thus, the recital in the document

would show that Shamsher Singh was married prior to 14.11.1936

and that marriage of his mother Karam Kaur was performed by

Ganda Singh with Gurbachan Singh. It is also recorded in the

document that Gurbachan Singh and Karam Kaur were living with

Ganda Singh at his house and plaintiff Shamsher Singh had been
R.S.A.No.119 of 1982 (O&M) : 19 :

adopted by Ganda Singh right since the day he was born. Harnam

Singh is recorded as real brother of Ganda Singh.

Majority of the recitals in the adoption deed are factually

incorrect and rather are wrong. The recitals in this document are also

contrary to the evidence on record. Harnam Singh, who is recorded

as brother of Ganda Singh, is not his brother. In fact, Harnam Singh

is merely a collateral. Gurbachan Singh (PW-1), while appearing as

witness has stated that his marriage with Karam Kaur was performed

by his father-in-law Harnam Singh. This is again contrary to the

recitals in the adoption deed that PW1 was married by Ganda Singh.

Harnam Singh in fact had died a year prior to 1920-22. Harnam

Singh’s property was inherited by his real brother Amar Singh.

Appellant-plaintiff was born in the year 1919. Thus, marriage of his

father Gurbachan Singh took place prior to 1919, i.e., during the life

time of Harnam Singh. Thus, Harnam Singh would have married his

daughter and no occasion would arise for Ganda Singh to marry

Karam Kaur with Gurbachan Singh. In the year 1936, age of Ganda

Singh is given as 70 years. Obviously, the adoption being in the year

1920 (immediately after birth of appellant-plaintiff) Ganda Singh was

50-52 years old at that time. Would he think of adopting a child at

that age where he could certainly expect a birth of some child from

the womb of his wife.? He was not certainly of that old age to lose

hope of begetting a child. One may not lose sight of the fact that prior

to 1955, there was no hindrance for Ganda Singh to get married

more than once. Could he then think of adopting a child as is being

made out.? This aspect would certainly cast another doubt regarding

the fact of adoption as pleaded. It has also not been sufficiently
R.S.A.No.119 of 1982 (O&M) : 20 :

established by any evidence on record that Gurbachan Singh’s

marriage with Karam Kaur was performed by Ganda Singh. Rather it

has come on record that it was performed by Harnam Singh as

stated by Gurbachan Singh (PW1). Karam Kaur is not the real

daughter of Ganda Singh nor was she brought up by Ganda Singh as

his own daughter. Evidence on record also would not show that

Gurbachan Singh and Karam Kaur ever lived with Ganda Singh at

village Sukhgarh.

As per the stand of appellant-plaintiff, he was adopted by

Ganda Singh soon after his birth by performing necessary

ceremonies. In support of the same, he has produced on record the

oral account of some of the witnesses. The appellant himself has

appeared as a witness to say that on attaining the age of discretion

he found himself to be adopted son of Ganda Singh. He has stated

that he used to address Ganda Singh as his father and Sham Kaur

as his mother. Gurbachan Singh (PW-1), natural father of the

appellant, has appeared in support of the version of the appellant. He

has stated that he has given the appellant in adoption to Ganda

Singh when he was 5-6 months old. As per PW-1, panchayats of

village Sukhgarh and that of the surrounding villages had collected in

the house of Ganda Singh, when appellant Shamsher Singh was put

in the lap of Ganda Singh, who had then proclaimed that from the

said date Shamsher Singh would be his son. His evidence further is

that Ganda Singh and his wife kissed the head of appellant

Shamsher Singh, besides proclaiming that he would thereafter be

their son. It is also stated by PW-1, that the appellant-plaintiff

thereafter lived with Ganda Singh and Sham Kaur and was married
R.S.A.No.119 of 1982 (O&M) : 21 :

by Ganda Singh in village Karoran. This witness has also disclosed

that in the year 1936, an adoption deed was executed by Ganda

Singh, copy of which is mark `A’. This deed was statedly attested by

Devi Dial and Sahib Dass, both of whom had died and were not

available to depose. It is also claimed that this deed was attested by

Sub Registrar and was signed by Ganda Singh. It is in this

background that Ganda Singh, according to this witness, had brought

up the appellant-plaintiff. He had also taken him to Pakistan Chak

No.130 in Sargodha District along with Sham Kaur. Ganda Singh,

after the death of Amar Singh, had inherited the property belonging

to Amar Singh which he owned in Pakistan. It is in the evidence of

this witness that appellant-plaintiff was married by Ganda Singh at

village Sukhgarh before he left for Pakistan.

Other witnesses examined in support of the case set up

by the appellant are Amar Chand (PW-5), Hari Singh (PW-6) and

Nand Singh (PW-8). Amar Chand (PW-5) stated that he has seen

appellant living with Ganda Singh and being treated by both Ganda

Singh and Sham Kaur as their son. Hari Singh (PW-6) is the real

uncle of Amar Chand and stated that he was the Pandit of Ganda

Singh’s family and thus knew that the appellant-plaintiff was an

adopted son of Ganda Singh. According to PW-6, appellant was

adopted about 50 years back and this witness claims to be present at

the time of adoption. He has also given evidence that natural father

of appellant, i.e., Gurbachan Singh (PW-1) had put appellant

Shamsher Singh in the lap of Ganda Singh, who had then kissed

forehead of Shamsher Singh and thus treated him as his son. At that

time, appellant’s natural mother was also present and both natural
R.S.A.No.119 of 1982 (O&M) : 22 :

father and natural mother had proclaimed that their relationship with

appellant Shamsher Singh would cease. Amar Chand (PW-5) also

gave evidence that appellant is adopted son of Ganda Singh. He

gave his age as 50 years. His version was doubted by the courts on

the ground that he had a motive to give evidence in support of the

appellant and against the interest of respondent-defendants. In fact,

he was the mortgagee of land and mortgage in his favour had been

got redeemed by Basant Kaur and Baljit Kaur, mothers of the

respondent-defendants. PW-5 thus had to give up the possession of

the land and thus was found to have interest and motive to give

evidence against the respondents and in favour of the appellant-

plaintiff. Hari Singh (PW-6) gave his age as 65 years on 3.9.1977. On

this basis, it was noted by the court that he must be 8-10 years old in

the year 1920, when this adoption allegedly took place. It is to be

noted that appellant Shamsher Singh was born on 19.11.1919 and

according to his natural father was given in adoption when he was 5-

6 months old. Thus, this adoption was in the year 1920, when PW-6

would be 8-10 years of age. There is substance in the observation

made by the court that a person who was 8-10 years old would

hardly be able to recollect the happenings which took place 55-60

years ago. The witness would not be having the age of discretion

where he would have been able to understand the niceties of

adoption ceremony and to give evidence thereof after such a long

lapse of time in the manner he has deposed. Devi Dial, Sahib Dass,

Dasondha Singh and others were stated to be present but two out of

these could not be examined as are dead. It is not clear if this deed

was required to be registered as per law. If so, then Sections 68 and
R.S.A.No.119 of 1982 (O&M) : 23 :

70 of Evidence Act would come into play. Execution of adoption deed

is not admitted and as such the appellant was required to prove this

document in the absence of attesting witnesses. PW-5 and PW-6

were also found to be belonging to village Mauli Baidwan and not to

village Sukhgarh. They have not explained as to how they were

called though not belonging to the village of Ganda Singh. In fact,

none from village Sukhgarh has been produced to prove adoption

except Nand Singh (PW-8). PW-8 has given evidence in regard to

the ceremonies performed at the time of adoption. This witness

himself has claimed that he was 15-16 years old while his father was

40-50 years old at the time of adoption. He is Saini by caste. Ganda

Singh was a Jat. It is difficult to accept that a person of Saini caste,

that too aged 15-16 years, would be called to witness the adoption

ceremony and no Jat would be so called to come present. No one

has appeared from the brotherhood of Gurbachan Singh (PW-1) to

prove the adoption. The respondents, thus, pleaded that the

evidence led on behalf of the appellant-plaintiff in support of the

adoption was properly analysed and discarded for valid and justified

reasons. The versions of these witnesses were not found safe for

reliance to come to a conclusion that adoption of the appellant-

plaintiff stood proved or established. I would not find any justifiable

reasons to interfere with this reasoning given by both the courts

below in ignoring the evidence of such witnesses in this Regular

Second Appeal. Merely because a different view may also be

possible on the basis of evidence, which is available on record,

cannot be a sufficient reason under law to interfere in the findings of

fact as recorded on proper appreciation of that evidence. This is
R.S.A.No.119 of 1982 (O&M) : 24 :

more so in the background that there is rather more convincing

evidence led by the respondent-defendants to show that the adoption

indeed was never executed or acted upon subsequently. As held in

Inder Singh v. Gurdial Singh, 1967 SC 119, the formalities necessary

for adoption are declaration of adoption and then general treatment

of the appointed heir as a son. It is further held that a mere

declaration or even the execution of a deed of adoption

unaccompanied by precedent or subsequent treatment is insufficient.

If really Ganda Singh had adopted appellant-plaintiff, it was bound to

be reflected in the school record, where Shamsher Singh was got

admitted. In the school leaving certificate, he is shown as son of

Gurbachan Singh and not as adopted son of Ganda Singh. This

certificate issued by Khalsa High School, Sohana is on record as

Exh.D2. The plaintiff was admitted in the school on 26.2.1936 and

withdrawn on 31.3.1936. Similarly, the plaintiff was admitted in

Government Primary School, Raipur Kalan on 1.12.1927 and

withdrawn on 31.3.1930, where again he was shown as son of

Gurbachan Singh. Another fact of significance, as may be noticed, is

that the appellant-plaintiff was admitted in Primary School, Raipur

Kalan, District Ropar by Ganda Singh, who described him as his

“Dhota’. The appellant-plaintiff had joined the Army service where he

remained in the service for 2-3 years and was discharged in the year

1945. In the Army record, the name of the father of the appellant-

plaintiff is mentioned as Gurbachan Singh. Similarly, he became

member of the Co-operative of Village Sukhgarh where he again

gave his father’s name as Gurbachan Singh. Thus, it can be seen

that neither in the year 1920 nor after 1936, the appellant-plaintiff
R.S.A.No.119 of 1982 (O&M) : 25 :

was ever treated by Ganda Singh as his adopted son. Even if some

adoption was done or ceremony performed, it was not acted upon as

can be seen from the subsequent treatment both by appellant-

plaintiff as well as by late Ganda Singh. The evidence led by

respondents is more convincing and is in the form of old documents,

whereas the appellant would seek support from oral account given by

persons, whose evidence is not free from doubts. This evidence is

thus insufficient.

When the appellant-plaintiff was confronted with this fact

that name of his father is mentioned as Gurbachan Singh in the

school and other records, he was seen to be changing his stance a

bit by suggesting to the defence witnesses that he was adopted in

the year 1936 by Ganda Singh. This would expose him and his stand

and bring the falsity thereof. Earlier evidence was led to show that

adoption was immediately after birth, which was in 1919. To explain

this fact, the appellant introduced another falsehood by saying that

he was adopted in 1936. This rather exposed his entire game that he

was resorting to one falsehood after another.

The respondents relied upon one Tamliknama (Exh.D1)

which was executed in the year 1943. This Tamlik is in favour of

Smt.Sham Kaur wife of Ganda Singh where he gave ½ share of

squares No.18 and 19 to his wife to enjoy the income of this ½ share

giving her right to lease out and enjoy the lease money but not to

have the right to sell or mortgage the same. It is further mentioned in

the Tamlik that in case she pre-deceased Ganda Singh, then the

ownership would revert back to him (i.e. Ganda Singh) and after his

death, it would pass on to one who was nominated as heir by him. It
R.S.A.No.119 of 1982 (O&M) : 26 :

is rightly urged by the respondents that in case Ganda Singh had

validly adopted Shamsher Singh, he was not required to mention in

the Tamlik that his property would go to any heir nominated by him

and he could have easily recorded therein that it would go to his

adopted son. This is another factor which certainly would again go to

cast doubt on the adoption deed relied upon by the appellant-plaintiff.

As per the counsel for the appellant, this Tamliknama should not be

given much importance as it will not give any indication that

Shamsher Singh was not treated as adopted son. The counsel would

explain that Ganda Singh had played safe in giving this right to his

wife in Tamliknama and not much significance can be attached to the

averment that Ganda Singh had mentioned therein that the property

will go to his nominated heir. Describing this to be conjectural and

unsustainable, the counsel has attacked the finding in this regard. In

my view, this cannot be described as purely conjectural finding. This

can be more appropriately termed as inferential finding. In fact an

inference can certainly be drawn from this fact that Ganda Singh may

not have been treating the appellant as his adopted son. If he had

been treating appellant as his adopted son, he could be expected to

write in his Tamliknama that the property would go to his adopted

son and would not have recorded that it would go to an heir to be

nominated by him. From this, it is possible to deduce an inference

that Ganda Singh did not treat Shamsher Singh appellant as his

adopted son. No fault can be found in this regard on the part of the

courts below to so infer. This is not a conjecture but is an inference

which is available to be drawn on the basis of material led in

evidence. This finding could be termed as conjectural if there had
R.S.A.No.119 of 1982 (O&M) : 27 :

been no material available on record to base the finding. Material and

evidence is on record to infer and deduce a finding as is done. Thus,

this inference is a possible one and rightly drawn.

There is another very important and significant piece of

evidence available on record which would cause serious dent to the

case of the appellant-plaintiff. Ganda Singh, who died in the year

1948, held land in Chak No.130, District Sargodha (Pakistan). His

wife Sham Kaur was also having land in District Sargodha in Chak

No.130. The land, which was standing in the name of Ganda Singh,

was required to be allotted by the custodian to Sham Kaur and

Shamsher Singh, if indeed Shamsher Singh had been an adopted

son of Ganda Singh. Instead, entire land standing on the name of

Ganda Singh was allotted to Sham Kaur, his wife. The appellant-

plaintiff thereafter filed a suit in the year 1958 seeking possession of

½ share of the land held by Ganda Singh and allotted to Sham Kaur.

In this suit, the appellant-plaintiff had alleged that he was the

adopted son of Ganda Singh and so land of Ganda Singh should

have been allotted to him and to Sham Kaur in equal shares. Copy of

the plaint in this regard is on record as Exh.D4. Sham Kaur filed a

written statement in this suit which is also on record as Exh.D3. This

written statement was filed by Sham Kaur through her attorney

Gurbachan Singh, none other than the natural father of appellant-

plaintiff Shamsher Singh. In this written statement, the fact of

adoption of Shamsher Singh or he being adopted son of Ganda

Singh is denied. Natural father of Shamsher Singh, thus, has filed a

written statement on record on behalf of Sham Kaur that plaintiff

Shamsher Singh was not the adopted son of Ganda Singh. It is also
R.S.A.No.119 of 1982 (O&M) : 28 :

mentioned that Ganda Singh could not have adopted Shamsher

Singh son of Karam Kaur as Ganda Singh could not have legally

married Karam Kaur, she being daughter of Harnam Singh, a cousin

of Ganda Singh. It is, thus, stated that Ganda Singh could not have

legally produced Shamsher Singh because of his relationship with

Karam Kaur. This suit filed by plaintiff was dismissed by Sub Judge

Ist Class, Kharar on the ground that the jurisdiction of the civil court

was barred. Still, Shamsher Singh never took any action to challenge

the said finding or to otherwise make any approach before

Rehabilitation Authorities to claim ½ share of the land held by Ganda

Singh and which stood allotted to Sham Kaur. If really Shamsher

Singh had been adopted as a son by Ganda Singh, he was bound to

pursue his claim, which, he did not and this fact accordingly would

stand against him and the plea that he has raised in the present suit.

This fact again cannot be easily ignored. If really Shamsher Singh

had been adopted by Ganda Singh, then would his natural father

Gurbachan Singh file a written statement to say that he was not the

adopted son?. This happened in the year 1958, much after the

adoption or the deed being of the year 1936.

How would Gurbachan Singh explain this admission on

his part?. This admission is rather categorical. His evidence which

has now given in the present suit to say that Shamsher Singh was

adopted by Ganda Singh is also contrary to the admission made by

him in the earlier suit filed in the year 1958. At any rate, it can

certainly be said that he is not a reliable witness to base the finding

as he has chosen to take different stands at different times. In fact,

this admission made by Gurbachan Singh is in line with the record
R.S.A.No.119 of 1982 (O&M) : 29 :

where appellant is described as his son in all the records as referred

to above. He has now changed his version which is with interest to

favour his natural son. It is not possible for Gurbachan Singh to

explain this contradiction. He cannot plead any ignorance on his part.

Version of this witness is again contradictory in another suit filed by

Baljit Kaur and Basant Kaur in the year 1951. In this suit, Sham Kaur

had admitted the fact that Ganda Singh her husband had adopted

Shamsher Singh. This fact has been highlighted by the counsel for

the appellant also. Baljit Kaur and Basant Kaur, both daughters of

Harnam Singh, had instituted this suit for possession of land against

Shamsher Singh and Sham Kaur. In a joint written statement filed by

Sham Kaur and Shamsher Singh, it was pleaded that Shamsher

Singh was the adopted son of Ganda Singh and on death of Ganda

Singh, they both are entitled to inherit the property. The courts below

have found this so called admission made by Sham Kaur to be one

which was obtained by Gurbachan Singh and Shamsher Singh

exerting undue influence. This aspect cannot be completely ignored

from consideration. It is seen that Gurbachan Singh had been an

attorney of Sham Kaur and this admission apparently has been

obtained by Gurbachan Singh or Shamsher Singh because of the

peculiar situation and circumstances in which Sham Kaur was then

placed in a suit filed by Baljit Kaur and Basant Kaur. This is also an

admission made in a joint written statement filed by Shamsher Singh

and Sham Kaur. Sham Kaur got a chance to explain this admission

in the subsequent suit filed by the appellant in 1958, where she

denied the adoption through the natural father of the appellant. This

admission, as such, would not be worthy of much credence and this
R.S.A.No.119 of 1982 (O&M) : 30 :

would not have much legal value. Further it can be explained to have

been made under some compulsion or duress. Subsequently, same

Gurbachan Singh had denied the aspect of adoption while filing a

written statement in a suit filed by his own son Shamsher Singh in

the year 1958. Gurbachan Singh could have easily then said that

Shamsher Singh is the adopted son, the stand which Sham Kaur

took in this suit filed in the year 1951. The courts had rightly

discarded this piece of evidence as an admission, which was wrongly

made, besides it being a joint admission and not such an admission

which was exclusively made by Sham Kaur. This admission is

certainly explained by subsequent conduct of Sham Kaur through

Gurbachan Singh. It is settled position of law that admission is not a

conclusive as to the truth of the matter stated therein, though it may

operate as estoppel in certain circumstances. Admission can also be

explained to be made under duress or on some misconception. It is

also required to be appreciated that the adoption was by Ganda

Singh and not by Sham Kaur. There is no admission made and

brought on record by Ganda Singh about the factum of he having

adopted Shamsher Singh. Record rather would show that Ganda

Singh denied adoption. He referred the appellant as his `Dhota’ when

he admitted him in school. Thus, the record as reflected subsequent

to the adoption of Shamsher Singh and which had been referred to

above, like school leaving certificate and record in the Army service

would clearly fall in line with the admission made by Gurbachan

Singh, wherein he has denied that Shamsher Singh, his natural son,

was adopted son of Ganda Singh and Sham Kaur. Gurbachan

Singh, while appearing as PW-1 in the present suit was confronted
R.S.A.No.119 of 1982 (O&M) : 31 :

with this fact and it would be relevant to refer to his version in this

regard. PW-1 deposed that he cannot say whether Shamsher Singh

was ever treated as adopted son by Ganda Singh or not. He further

admitted that on asking of Sham Kaur he made an application in Civil

Suit No.3, Shamsher Singh Vs. Sham Kaur in the court of Sub

Judge, Kharar on 16.12.1959 for vacating ex-parte proceeding.

Gurbachan Singh further admitted to have sworn affidavit as general

power of attorney of Sham Kaur and of having filed a written

statement on 25.8.1959, where on asking of Sham Kaur he had

denied the adoption of Shamsher Singh by Ganda Singh (emphasis

supplied). His version now given in examination-in-chief, as such,

cannot be believed. He is not a reliable witness and can change his

stand according to his convenience. This will also go, to an extent, to

explain the stand of Sham Kaur taken in the year 1951, because of

the compulsion and it not being true statement, which in any case

was joint written statement filed by her and the appellant.

The counsel for the appellant-plaintiff then attempted to

contend that adoption deed dated 14.11.1936 is a registered

document, duly signed by Ganda Singh. Learned counsel has not

been able to appreciate that this document is not exhibited on record

having not been properly proved or established. A detailed

discussion has been made above to show that the aspect highlighted

by the counsel that it should be treated as an admission also cannot

be accepted. Admissibility of a document in evidence and proof of its

contents are two different aspects. Even mere proof of signature on

the document can not lead to proof of its contents. The counsel has

made reference to some of the judgments to say that admission of a
R.S.A.No.119 of 1982 (O&M) : 32 :

document would amount to proof of contents. Even then it is no proof

of its truthfulness.

Reference has been made to the case of Life Insurance

Corporation of India v. Narmada Agarwalla and others, AIR 1993

Orissa 103. This was a case where document was marked on

admission and it was observed by the court that the question of

admissibility recedes to background. It is further observed that it was

open to the plaintiffs not to admit the document and if it was wrongly

stated to be marked on admission, plaintiffs could have brought the

same to the notice of the court to correct the error. It is in this

context observed that once a document is marked on admission, the

contents thereof are also treated to be admitted. The court further

held that contents may have been admitted but not its truth as the

party admitting a document even has a right to explain that though

the document contains such a statement but it is not correct or true.

The ratio of law as laid down in this case certainly is not attracted to

the facts of the present case. In the instant case, there is no

admission made by the respondents of the document concerned and

rather this document is seriously disputed. The plea of admission by

respondents being urged by the counsel for the appellant has been

rejected. It cannot, thus, be said that this document was marked on

admission and that its contents would also stand admitted. Document

has still remained a marked one and not exhibited. Reference is then

made to the case of M/s. Sharda Talkies (Firm) and another v.

Smt.Madhulata Vyas and others, AIR 1996 Madhya Pradesh 68 to

urge that where an admission is made in the written statement, then

the absence of primary evidence would not mitigate against filing of a
R.S.A.No.119 of 1982 (O&M) : 33 :

suit on the ground that primary evidence was missing. This was a

case where evidence proving that the amount was paid to the plaintiff

under a cheque was admitted in the written statement and it was said

that in the absence of primary evidence, i.e., the cheque, no reliance

could be placed on the evidence. The court had observed that

cheque might have been the primary evidence but the issue

between the parties was in relation to the payment. Once the

defendant had admitted the payment, the absence of the cheque was

held, would not mitigate against the filing of the suit. The contention

as being raised again apparently is not attracted to the facts of the

present case. Here it has not been admitted that plaintiff was

adopted as is being construed by the learned counsel. In this regard,

the absence of adoption deed or the proof in regard thereto would,

thus, be material.

Much emphasis was then made by the learned counsel

for the appellant that the adoption deed being of the year 1936 is a

30 years old document and as such as per Section 90 of the

Evidence Act, presumption in regard to genuineness thereof is

required to be made. In this regard, the counsel has placed reliance

on Sri Lakhi Baruah and others v. Sri Pama Kanta Kalita and others,

AIR 1996 Supreme Court 1253. No doubt, Section 90 of the

Evidence Act is founded on necessity and convenience because it is

otherwise difficult and sometimes not possible to lead evidence to

prove handwriting, signature or execution of old documents after

lapse of thirty years. The presumption that can be drawn relates to

execution of the document that is its signatures, attestation etc. but

not to the truth of its contents. Party wishing to rely on this section
R.S.A.No.119 of 1982 (O&M) : 34 :

has also to show that it has come from proper custody. Even when it

is so shown, still it is for the court to draw presumption or require the

proof of its execution. In other words, the courts have a discretion not

to admit document without formal proof. The rule of presumption is to

be applied with great caution and where circumstances throw

suspicion on genuineness of document, no presumption under

Section 90 can be drawn. Court has even a discretion not to admit

document without formal proof. There are more than one reason to

doubt the genuineness of the document, which may require the

appellant to formally prove the document instead of seeking support

from Section 90. Even the appellant or his real father has taken a

different stand at different times. No such plea was ever raised

before the trial court or lower Appellate Court. Mere fact that

document is 30 years old would not make it admissible without proof

under Section 90 of the Evidence Act. It is to be noted that the

presumption under the section is rebuttable presumption. This

presumption of due execution is liable to be rebutted by proof of

suspicious circumstances and if these are created on record, the

propounder is bound to remove them. Where document contains

incorrect and to an extent unnatural details and witnesses are found

changing stand from time to time, the document can be doubted to

be genuine.

In Sri Lakhi Baruah’s case (supra), it has also been

observed by the Hon’ble Supreme Court that presumption that arises

under Section 90 does not apply to a copy or a certified copy even

though thirty years old though presumption can so arise in regard to

a copy or certified copy thereof if foundation is laid for admission of
R.S.A.No.119 of 1982 (O&M) : 35 :

secondary evidence under Section 63 of the Evidence Act. Apart

from admission, if any, incorporated in the certificate issued by

Registrar, there has to be evidence to corroborate admission. Mere

permission to lead secondary evidence would not dispense the

appellant to prove the contents thereof, its existence and execution.

It is further to be shown that copy has come from proper custody.

The question of drawing presumption from a copy, as such, can arise

only if it is proved to be executed by the executant. This piece of

document has not been exhibited on record as a secondary

evidence, which could have then entitled the appellant to ask for any

presumption. Even if presumption is drawn, it would not amount to

proving the contents of the document to be true. This has been found

to be containing details which are contrary to the pleas raised in the

suit. In fact, in the absence of the document having been exhibited,

the same is not such an evidence which can validly be taken into

consideration. Perhaps realising this difficulty only, the counsel for

the appellant has made laborious efforts to show that the adoption

deed was admitted so that the requirement of the proof of the same

or contents thereof are dispensed with on this ground.

The proof of contents of a document may either be

proved by primary or secondary evidence. The primary evidence

means the document itself produced for inspection of the court,

whereas secondary evidence is defined under Section 63 of the

Evidence Act. Concededly the document in original has not been

produced and as such primary evidence is not forthcoming to prove

the contents of the adoption deed. Even mere marking of a

document as an exhibit, which is even not the case in hand, does not
R.S.A.No.119 of 1982 (O&M) : 36 :

dispense with its proof. In this regard Sait Tarajee Khimchand and

others v. Yelamarti Satyam & others,i AIR 1971 SC 1865 may be

referred. There is, thus, no valid case made out by the appellant for

placing reliance on the adoption deed either on the ground that it is

proved or admitted or on the ground that it is a secondary evidence

and presumption would arise about it under Section 90 of the

Evidence Act. Otherwise also, the adoption deed has been analysed

on the basis of contents thereof and evidence led in this regard to

show that it certainly does not reflect the correct state of affairs. The

possibility as such cannot be ruled out that this document had been

subsequently prepared or fabricated by the father of the appellant as

is the allegation of the respondent-defendants. There is no evidence

available on record to prove the contents of the document by proving

signatures/thumb-mark of Ganda Singh on this document. As such

the document was not rightly exhibited. There is no reliable evidence

on record to show that this document was ever thumb marked by

Ganda Singh. This document can not be treated as valid evidence in

the eyes of law which would require consideration.

Both the courts on the basis of evidence led and the

material placed on record came to conclude that adoption deed was

not worthy of acceptance as the contents contained therein were not

found to be factually true or proved by the appellant-plaintiff. The trial

court in this regard found holes in the recital as contained in the

adoption deed. Concededly, the appellant-plaintiff was born on

19.11.1919 and as per the version given by the witnesses, he was

adopted by Ganda Singh sometimes in early 1920. Reference is then

made to the version of Gurbachan Singh (PW-1), father of the
R.S.A.No.119 of 1982 (O&M) : 37 :

appellant-plaintiff, who stated that Shamsher Singh was brought up,

educated and married by Ganda Singh. As per PW-1, Shamsher

Singh was married before going to Pakistan. There is an evidence

through Amar Chand (PW-5) that Shamsher Singh was married 30-

35 years before while he appeared as a witness in the court in the

year 1997. Thus, the marriage of Shamsher Singh could be fixed to

some where 1942. This may not be definite but certainly not

anywhere near 1936, which was the date on which this adoption

deed was prepared. It is mentioned in the adoption deed, which was

executed In the year 1936, that Ganda Singh had already performed

the marriage of Shamsher Singh. This fact, as such, cannot be

reconciled in the evidence given by this witness and the fact that

Amar Singh died in 1942 and thereafter Ganda Singh allegedly took

Shamsher Singh along with him to Pakistan. This would also make

the marriage date to be somewhere in the year 1942. As already

noticed, Harnam Singh has been referred to as a real brother of

Ganda Singh in the adoption deed, which fact is also not correct as

he is collateral and cousin of Ganda Singh. As per the evidence,

marriage of Karam Kaur daughter of Harnam Singh was performed

by him, i.e., Harnam Singh, whereas in the adoption deed it is stated

that Karam Kaur was treated like a daughter and was married by

Ganda Singh. All these wrong facts, which have been mentioned in

the adoption deed, would tend to show that this deed was in fact

prepared to show only the adoption which may not be valid.

There apparently was no need to prepare an adoption

deed in the year 1936, i.e., when the appellant-plaintiff was married

and was 17 years old, whereas adoption had taken place in the year
R.S.A.No.119 of 1982 (O&M) : 38 :

1920. The trial court has also validly noticed this fact that the person

responsible for executing the adoption deed perhaps was aware of

the legal position that no stranger could be adopted by Ganda Singh

and that is why Karam Kaur has been shown as daughter of Ganda

Singh, whose marriage was also statedly performed by Ganda Singh

as per the adoption deed, which is factually found

inaccurate/incorrect. Even the evidence of PW-8 can be referred to

say that the marriage of plaintiff-appellant Shamsher Singh took

place somewhere in the year 1940 or thereafter. According to PW-8,

plaintiff was married 4-5 years after he stopped his studies and

according to Exh.D2, plaintiff was in school upto 31.3.1936. Thus, his

marriage, according to PW-8, was performed somewhere in the year

1940 or thereafter. Obviously, he was not married when the adoption

deed was executed in the year 1936. This would cast another doubt

in regard to validity of this adoption deed. Finding these infirmities in

the recital of the adoption deed, courts below have rightly come to

the conclusion that this deed was prepared with a calculated attempt

to show the adoption to be valid one. Thus, the evidence of the

witnesses while giving oral account about the adoption of appellant-

plaintiff, in my view, was rightly disbelieved.

The respondent-defendants also referred to provisions of

customary law to urge that a sonless proprietor of a land may appoint

one of his kinsman to succeed him as his heir. The trial court had

made reference to para 35 of Rattigans Digest of Customary Law,

which provides “a sonless proprietor of land in Central and Eastern

parts of Punjab may appoint one of his kinsman to succeed him as

his heir”. On this basis, it was urged that appellant-plaintiff is not the
R.S.A.No.119 of 1982 (O&M) : 39 :

kinsman of Ganda Singh being son of Karam Kaur daughter of

Harnam Singh, who was cousin of Ganda Singh. He was accordingly

found stranger to Ganda Singh. The custom, as noticed above, was

referred to point out that only a heir could be appointed and no

stranger, thus, could be adopted. According to the respondent-

defendants, the appellant-plaintiff could not even be appointed as a

heir. Instead of meeting this legal position, the counsel for the

appellant tried to make a capital out of some observations made by

the lower Appellate court in this regard. Reference is invited to para

20 of the judgment where it is recorded by the lower Appellate Court

that even if it is assumed that there was an adoption, it was under

custom and not under Hindu Law. The counsel would say that this

would be enough to allow the appeal as the Appellant Court gave a

finding that adoption was there. This approach of relying on some

observations which are only made to bring home the correct legal

position for argument’s sake cannot be read to hold in favour of the

appellant-plaintiff. The lower Appellate Court went on to observe that

the adoption even if be there was nothing more than an appointment

of an heir by a sonless proprietor and it created no more than

personal relationship between the appointor and the appointed heir.

It is to be noted that both the courts below have

concurrently held that valid adoption of Shamsher Singh by Ganda

Singh is not established. Accordingly, to a custom, adoption of

daughter’s son was not permissible and it has been urged that even

adoption would be invalid on this count. As held in Kehar Singh v.

Dewan Singh, AIR 1966 SC 1555 a customary adoption in Punjab is

ordinarily no more than a mere appointment of an heir creating a
R.S.A.No.119 of 1982 (O&M) : 40 :

personal relationship between the adoptive father and the appointed

heir only. The general custom negativing the right of the appointed

heir to succeed collaterally in the family of adopted father is stated in

Art.49 of Rattigan’s Digest as per which relationship is purely

personal one. In Kehar Singh’s case (supra), the Hon’ble Supreme

Court has taken note of Riwaj-i-am recognising the adopted son’s

right to collateral succession in adoptive father’s family should be

taken to apply to cases of customary formal adoption and not to

cases of adoption by way of customary appointment of heirs. It is a

question of fact in each case whether the adoption by a Jat is formal

or informal. The adoption is stated to be formal if the parties manifest

a clear intention that there should be a complete change of the

family of the adopted son, so that he cases to be a member of his

natural family and loses his right of collateral succession in that

family and at the same time becomes member of the adoptive

father’s family and acquires a right of collateral succession in the

family. It has been found a fact that the late appellant Shamsher

Singh could not succeed in showing a clear intention that there was

a complete change of family. Appellant was continuously shown as

son of his natural father in the records which would rather indicate

that the parties did not manifest any intention of change in the family

of appellant. It is in the background of this legal position that the

Appellate Court has observed that even if some adoption is noticed

as having been carried out, it will be only informal and would not lead

to a position that appellant was transformed to the adoptive family.

The legal position that would emerge from the custom as

noticed above, would appear to be so. It has rightly been urged by
R.S.A.No.119 of 1982 (O&M) : 41 :

the counsel for the respondent-defendants that even it be conceded,

only for the sake of argument that adoption of Shamsher Singh is

somehow seen, then it is informal and under customary law and he

would not become a son of Sham Kaur and Ganda Singh and it will

only create a personal relationship between Ganda Singh and

Shamsher Singh, the latter having been appointed as an heir and

nothing more. No efforts were made to show that the adoption was

formal and manifested by prior or subsequent intention. Rather the

case set up in the plaint is that appellant-plaintiff was adopted as per

the customs and as such this would only mean an appointment of an

heir by sonless proprietor and thus it only created a personal

relationship between the appointor and the appointed heir. The

Appellate Court has thus rightly observed that such an appointment

did not bring about transplantation of Shamsher Singh into the family

from the family of his birth to the adopted family. Reliance in this

regard is made on Niranjan Singh Vs. Kishan Singh alias Kishna,

1967 Current Law Journal 387. In this case, it was observed that in

the absence of cogent evidence relating to observance of formalities

of adoption, it is to be presumed that adoption is no more than mere

appointment of an heir creating personal relationship between the

appointor and the appointee where the parties are governed by the

agricultural customs in the State of Punjab. It is further observed that

such a position could neither establish the tie of kinship between the

appointed heir and the appointor nor has the effect of transplantation

of the appointee in the adopted family resulting in complete and

absolute severance of appointee’s relations with his natural family

unless a special custom to the contrary is proved to exist either in the
R.S.A.No.119 of 1982 (O&M) : 42 :

particular tribe in a given district or in the particular family of the

parties. Reference in this regard can also be made to Kehar Singh’s

case (supra). It was neither shown from the evidence nor was so

pleaded before me that this was a case of formal adoption where

there was complete transplantation.

The lower Appellate Court has further gone on to observe

that the manner of adoption otherwise would not make any material

difference in this case. It is noticed as a fact that after death of

Ganda Singh, the property devolved upon his widow Sham Kaur. He

would be entitled to succeed to the property of Sham Kaur as an heir

if he has been transplanted as a son of Ganda Singh and Sham

Kaur. As already held, the manner of adoption at the maximum even

if taken for the sake of arguments, would prove only to show that

appellant-plaintiff was only appointed as an heir and was not and

cannot even be treated as an adopted son. It has further been

observed that the appellant-plaintiff, being a son of the daughter of

the cousin of Ganda Singh, could not be appointed as an heir being

not a kinsman, who only could succeed him as per the custom and

could be so appointed as an heir. Legally, thus, there was a doubt in

regard to the validity of the appellant being appointed as an heir as

per the customary law and even if it was so, it would only go to create

a personal relationship and thus he would not be entitled to succeed

to the property of Sham Kaur as a son.

The appellant-plaintiff has relied on some entries of

mutation made in his name of a land at village Sukhgarh. Some land

in this village was mutated in the names of Sham Kaur and

Shamsher Singh, both as heirs of Ganda Singh. This has been
R.S.A.No.119 of 1982 (O&M) : 43 :

referred to as an admission which is thus highlighted by the counsel

for the appellant to say that the adoption of the appellant-plaintiff

would stand established from this fact. Exh.D5 is an extract from the

register of mutation, which contains an endorsement by Assistant

Collector IInd Grade. It is not understood as to how this is being

referred to as an admission by Sham Kaur. It is only an entry

containing a mention by revenue official at the time of mutation in his

own words. It was rightly observed by both the courts below that an

admission can be considered as such when the whole context is

before the court so that it can be seen as to under what

circumstances such a statement was made. Ishar Dass Vs. Arjan

Singh and others, 1996 Current Law Journal 537 can be referred to

in this regard. Moreover, this entry cannot be treated as an

admission made by Ganda Singh though he lived for 12 years after

the execution of the deed dated 14.11.1936. The lower Appellate

Court has with justification referred to the law laid down in Kishori Lal

Vs. Mst.Chalti Bai, AIR 1959 Supreme Court 504 to say that the

admission made by Hindu widow surrounded by members of family,

whose interest it was to foist an adoption on her will necessarily carry

very little weight. As observed, when adoption itself is not proved as

a fact, no value can be attached to admission contained in mutation

or written statement. The pedigree entries showing Shamsher Singh

to be adopted son of Ganda Singh is only a record prepared by the

revenue authorities without much basis, which can not be considered

as a valid evidence. The stand taken by father of appellant-plaintiff

Gurbachan Singh which has been noticed in detail in the foregoing

paragraphs can also not be ignored. As already noticed, Gurbachan
R.S.A.No.119 of 1982 (O&M) : 44 :

Singh (PW-1), natural father of the appellant denied the adoption of

Shamsher Singh and in this background the observations of the

courts below that Sham Kaur agreed to the so called adoption earlier

only when Basant Kaur and Baljit Kaur went into litigation against

her and was for her self protection can well be noticed as valid

explanation to explain this so called admission. This admission, as

such, can easily be ignored as has been done by the courts below.

Before concluding, two aspects of the case would need

attention. The counsel for the appellant has pleaded that his

application for additional evidence was not considered and this would

be sufficient ground to interfere in the order passed by the lower

Appellate Court. It may be noticed that the appellant had made an

application for permission to adduce additional evidence under Order

41 Rule 27 CPC to produce a copy of the judgment passed by Senior

Sub Judge, Ambala on 31.10.1952 dismissing the suit of Basant

Kaur and Baljti Kaur for possession of a land. The lower Appellate

Court considered this application and came to the conclusion that

this judgment is not relevant for deciding the controversy in the

present case. As observed by the lower Appellate Court, the question

involved in the instant case was to see as to who would succeed

Sham Kaur, i.e., whether plaintiff or Basant Kaur and Baljit Kaur and

as such the judgment rendered by Senior Sub Judge, Ambala would

not have much relevancy in this regard. The copy of this judgment

was otherwise placed before me and perusal thereof would show that

the suit was dismissed when the plaintiff therein refused to amend

the plaint to restrict their claim to the property situated in District

Ambala. There was no adjudication on merits. Even otherwise, the
R.S.A.No.119 of 1982 (O&M) : 45 :

counsel could not show if the plaintiff had made out a case for

leading additional evidence at the appellate stage. It can not be said

that the application for additional evidence was not considered by the

Appellate Court.

Another application has been moved by Gursharan Kaur

for being impleaded as a party. At this stage, it is too late for any

body for being impleaded as a party. Even otherwise, the rights of

the respondents flow in terms of the provisions contained in the

Succession Act. Applicant has not been able to show if she is a

necessary or proper party. The applicant would have to seek her

right, if any, not through the present litigation, but through a remedy if

she otherwise has any. I am, thus, not inclined to accept this

application and the same is also dismissed.

It may require a notice that no substantial question of law

was mooted by the appellant. Since certain substantial questions of

law do arise in this case regarding admissibility of evidence, adoption

deed and customary law, the appeal would not be liable to be

dismissed on that count.

It is required to be noticed that the appellant-plaintiff

asserted his right as an adopted son for the first time when he filed a

suit in the year 1958. This was after ten years of the death of Ganda

Singh, his alleged adopted father. Why would he wait for ten years

and allow the property to be mutated in the name of Sham Kaur

cannot easily be explained. He still did not succeed and thereafter

did not pursue the matter. Subsequently, he has filed this suit in the

year 1976. Why did he wait for 1958 to 1976 to file the present suit?

In the initial suit filed by him in the year 1958, his natural father filed a
R.S.A.No.119 of 1982 (O&M) : 46 :

written statement on behalf of Sham Kaur to say that the adoption

never took place. All these issues have been properly discussed and

adjudicated by the courts below. I do not find any legal infirmity in any

of the findings recorded by the lower Appellate Court. Findings of the

trial court on issue Nos.8 and 11 have been correctly reversed. Even

otherwise, no submissions were made before me on the remaining

issues and accordingly the findings on all these issues as given by

the lower appellate Court would stand affirmed.

As a result thereof, the present appeal is found

without merit and is dismissed.

July 2, 2008                                   ( RANJIT SINGH )
ramesh                                              JUDGE