Bombay High Court High Court

“Shiv-Krupa” vs Gaurang Gunvantrai Gupta on 22 July, 2008

Bombay High Court
“Shiv-Krupa” vs Gaurang Gunvantrai Gupta on 22 July, 2008
Bench: V.C. Daga
      IN   THE     HIGH   COURT OF JUDICATURE        AT     BOMBAY

           TESTAMENTARY AND INTESTATE JURISDICTION.

               TESTAMENTARY SUIT No. 48 of 1996.




                                                              
                                 IN




                                      
           TESTAMENTARY PETITION No. 601 of 1995.


      Gunvantrai S. Gupta of Bombay,
      Indian Inhabitant, residing at




                                     
      "Shiv-Krupa", 18/20, St Mary
      Road, Mazgaon, Bombay-400 010.
                        ..Plaintiff.




                               
                      VERSUS.

      1.   Gaurang Gunvantrai Gupta,
               
      Indian Inhabitant residing at
      2nd Floor, "Shiv-Krupa" 18/20
      St Mary's Road, Mazgaon, Mumbai
      400 010.
              
      2.    Miss      Snehlata   Chhotalal
      Mody.

      3.   Miss   Nurupama Chhotalal
      Mody Both residing    at A/32
      


      Eeshita Apartment, Navrangpura
      Ahmedabad 380 009.
   



      4.   Miss Nita Hasmukhlal Mody

      5.   Miss Rupa Hasmukhlal Mody
      Both residing at 102/4 Shreyas,





      Sewree Wadala Scheme Road No.7,
      Wadala, Mumbai- 400 031.
                       ..Defendants.

      CORAM:      V.C.DAGA,J.
      DATED:      22.07.2008.





      Mr D.C.    Shah i/b Indu D.             Shah       for      the
      Petitioner-Plaintiff.

      Mr S.      J.   Shobhavat, Advocate for Respondent
      No.1.




                                      ::: Downloaded on - 09/06/2013 13:37:03 :::
       Mr S.C.Mody, Advocate for Respondent Nos.                           2
      to 5.

      JUDGMENT:-
      ---------




                                                                   
      1.         In   this    Testamentary        Petition,            the




                                           
      Plaintiff-propounder          of    the Will is           praying

      for     probate with the Will annexed thereto                     of




                                          
      the     properties owned by Late Narendra Shivlal

Gupta together with the credits held by him in

business establishment.

FACTUAL MATRIX:

—————

2. One Narendra S/o Shivlal Gupta died on

12.12.1993 in Kambala Hill Hospital in Mumbai

after having undergone major surgery since he

was a cancer patient. He is said to have

executed his alleged last Will and testament

on 27.11.1993 at about 2.00 a.m. (midnight)

before being admitted to the hospital for

acute abdominal pain. His brother Shri

Hemantrai s/o Shivlal Gupta (hereinafter

called the “Petitioner/Plaintiff/Propounder”)

has filed Testamentary Petition on 28.7.1995

::: Downloaded on – 09/06/2013 13:37:03 :::
( 3 )

to seek probate of the alleged Will dated

27.11.1993 alleged to have been executed by

his brother Late Narendra Gupta.

3. On being served with the citation, widow

of the deceased Narendra Gupta had filed a

caveat on 3.8.1998 alongwith affidavit in

support thereof denying execution of the

alleged Will by her husband and alleged fraud

on the part of the propounder of the Will and

contended that her husband was not mentally

fit to
ig execute the alleged Will at the

relevant time and on the date mentioned and

that the alleged Will is not genuine, valid

and legal. In view of the contest, the

Testamentary Petition became contentious as

such registered as Testamentary Suit. The

affidavit filed in support of the caveat was

treated as written statement.

PLAINT ALLEGATIONS:

ALLEGATIONS

——————-

4. The petitioner-plaintiff, Guvantrai

Gupta, has stated in the petition/plaint that

::: Downloaded on – 09/06/2013 13:37:03 :::
( 4 )

his brother Late Narendra Shivlal Gupta died

in Mumbai on 12.12.1993 (“the said deceased”

for short). At the time of his death, his

fixed place of abode was Mumbai. The

properties left by him are situate within the

jurisdiction of Greater Mumbai in the State of

Maharashtra. The petitioner has further

stated that the deceased left the writing as

his last Will and Testament and that he is

appointed as executor of the Will. The

description of the property left by the

deceased
ig is to be found in the Schedule-I

marked as Exhibit B. The expenses incurred

are shown in Exhibit C. The beneficial

interest held by the deceased is described in

Exhibit D annexed to the plaint. The assets

of the deceased are valued at Rs.62,83,452.46.

The name of Mrs Lalitadevi N. Gupta is

disclosed as next of kin and kith, according

to Hindu Law. The prayer is made to grant

probate with Will annexed thereto in respect

of the properties and credits to which the

deceased was entitled during his life time.

DEFENCE PLEA:

————-

5. The Caveator (“the defendant” for short)

::: Downloaded on – 09/06/2013 13:37:03 :::
( 5 )

Mrs Lalitadevi (since deceased) had filed her

caveat alongwith affidavit cum-written

statement stating therein that she was the

widow of Late Shri Narendra Shivlal Gupta of

Mumbai entitled to succeed to the estate left

behind by her husband Late Narendra Gupta.

6. The defendant had also stated in defence

that to the best of her knowledge and belief,

her husband Late Narendra Gupta did not make

any Will or testament and that her husband

died

intestate; that she came to know about

the alleged Will for the first time, when a

Subpoena dated 1.3.1996 was served on her

through the Sheriff of Bombay.

7. She had further stated, in defence, that

as per Rule 397 of the Bombay High Court

Original Side Rules (O.S.Rules) the petitioner

was bound to give her advance notice about

filing of the Probate Petition in this Court.

According to her, the petitioner had

deliberately kept her in dark about filing of

the present Probate Petition and did not give

her any notice of the Petition with sole

intention to obtain Probate in a surreptitious

::: Downloaded on – 09/06/2013 13:37:03 :::
( 6 )

manner. Thus, breach of Rule 397 on the part

of the Petitioner is alleged.

8. The defendant had further stated in

defence that the Plaintiff did not comply with

Rule 374 of the Original Side Rules and failed

to file the alleged Original Will with the

office of Prothonotary and Senior Master of

this Court at the time of the presentation of

this Suit/Petition; that he had deliberately

made false statement in para 3 of the

suit/petition with regard to the filing of the

alleged Original Will in the office of the

Prothonotary and Senior Master of this Court

and also challenged the bonafides of the

petitioner.

9. The defendant had further challenged the

order allowing the amendment sought by the

Petitioner to the plaint/petition and has

further asserted, in para 5, of her counter

affidavit that she had sent a reply dated

3.4.1996, within eight days from the date of

receipt of the Subpoena, addressed to the

Prothonotary and Senior Master of this Court

and informed this Court that the Original Will

::: Downloaded on – 09/06/2013 13:37:03 :::
( 7 )

alleged to have been executed by her late

husband on 27.11.1993 was not in her

possession, power or control as alleged by the

Petitioner; that she was neither aware of the

execution of the alleged Will dated 27-11-1993

nor had any knowledge about it; that the

Petitioner has falsely alleged that the

alleged Will was and is in her possession;


      that    the     said     allegations          are      made       with




                               
      ulterior      motive of creating false evidence to

      show    that the original Will was in                    existence

      so    as
                 
                 to     avoid the responsibility                 for      the

      production        of    the original Will             alleged        to
                
      have    been      executed      by her late           husband        on

      27.11.1993.
      


      10.     The     defendant       did produce copy of                 the
   



      letter     addressed       to     the      Prothonotary             and

Senior Master of this Court on 3.4.1996. She

had also stated that the said letter was

received by the office of the Prothonotary and

Senior Master of this Court and that she was

holding postal acknowledgement and certificate

evidencing posting of the letter dated

3.4.1996 and undertook to produce the same.

::: Downloaded on – 09/06/2013 13:37:03 :::

( 8 )

11. The defendant had also stated that the

petitioner deliberately did not give notice of

filing of the probate petition. She had

further asserted that the Will propounded by

the petitioner was non existent and that the

photo copy of the Will was not a genuine but

fabricated by the Petitioner. That the

petitioner had adopted dubious method in

filing Testamentary Petition.

12. The defendant had further reiterated

that

her husband had not made any Will at any

point of time during his life time, and more

particularly, on 27.11.1993 as alleged by the

petitioner. That during the last three weeks

prior to the death of her husband i.e. on

27.11.1993, he was not keeping good health and

she had at all times remained by the side of

her Late husband. She had never left her

husband alone at any time during his illness,

especially, during the period from 22.11.1993

to 12.12.1993. She has further stated that

her husband was suffering from cancer which

was detected when her husband had undergone

major surgery in the month of April, 1992 and

that the health of her husband was

::: Downloaded on – 09/06/2013 13:37:03 :::
( 9 )

deteriorating day by day and that he was

mentally depressed and physically weak and

handicapped. As such he was not a normal

person.

13. The defendant had further stated that

the petitioner had tried to obtain signature

of her husband through Dr. Gangal,

brother-in-law of her husband (sister’s

husband), who had specially come down to

Bombay from Hubli to see her husband. That,

at the instance of the petitioner, Dr. Gangal

had given some papers to her husband for his

signature in her presence. After scanning

those papers, her husband had returned those

papers to Dr. Gangal without putting his

signature, who in turn returned them to the

Petitioner. After Dr Gangal had left the

Nursing Home, her husband had told her that

the paper which Dr.Gangal had given to him was

the Will which was prepared by the petitioner

and had given to Dr Gangal to obtain his

signature. She has further stated that after

the papers were returned by Dr.Gangal to the

petitioner, there was heated discussion

between the petitioner and her Late husband

::: Downloaded on – 09/06/2013 13:37:03 :::
( 10 )

and the petitioner had become very angry with

her husband and started shouting at her

husband for having refused to sign the papers.

On hearing the shouts of the petitioner, Dr

Antia, who was attending her husband

immediately came to her husband’s room and

scolded the petitioner for shouting and

misbehaving with the patient, who had

undergone major surgery.

14. The defendant had also stated in her

affidavit that her husband was temperamentally

very cool and quiet and that the petitioner is

temperamentally very hot and aggressive in

nature and always dominated in domestic as

well as business matters inspite of the fact

that her husband was the elder brother of the

petitioner. She had further stated that while

her husband was alive and active in business,

he used to give her an amount of Rs. 5,000/-

every month for her personal expenses and that

after the death of her husband, the petitioner

continued to maintain the said practice for

sometime without asking her for any

acknowledgment. However, subsequently,

acknowledgement was asked for the purpose of

::: Downloaded on – 09/06/2013 13:37:03 :::
( 11 )

maintaining account of the estate of her

husband and gave her a bunch of receipts which

were simple receipts in respect of payment of

Rs. 5,000/- which were already scribed. She

had thus stated that she had signed those

acknowledgments in good faith and later on

found out that those vouchers were prepared to

establish the genuineness of the Will. She

has, thus, stated that her signatures had been

fraudulently obtained on these vouchers.

15.

The defendant had also given a graphic

picture about the health of her husband. On

27.11.1993 he had suffered severe pain in the

stomach and abdomen which had increased

considerably by midnight. The pain had become

absolutely unbearable. Due to severe pain in

the stomach and abdomen, her husband had

gradually lost consciousness. She was

frightened due to sudden deteriorated health

of her husband, therefore, she had to request

the petitioner, his wife and two sons at 2.00

a.m. on 27.11.1993 to make necessary

arrangement for his medical treatment. Dr

Godbole, who was attending her husband, was

informed of the bad health. He advised to

::: Downloaded on – 09/06/2013 13:37:03 :::
( 12 )

take her husband immediately to the hospital.

Thereafter, her husband was admitted in the

hospital. She had, thus, alleged that the

allegations made in the petition about

execution, custody and possession of the

original Will purported to be the last Will of

her husband in her possession is patently

false to the knowledge of the Plaintiff. She

had further asserted that the petitioner did

not disclose as to how the original Will

purported to be the last Will dated 27.11.1993

came in
ig her possession. She had further

stated that it was highly improbable for her

husband to execute Will purported to be the

last Will as pleaded in the Testamentary Suit.

Thus, in her written statement, she had

challenged the execution, existence and

validity of the Will and went on to allege

fraud played by the petitioner. She had also

alleged that the Will of which the Probate is

sought is a Will manufactured by the

Petitioner showing himself and his sons as

beneficiaries. The Will is not attested by

any independent witnesses. Rival pleadings

have given rise to the following issues framed

by this Court.

::: Downloaded on – 09/06/2013 13:37:03 :::

( 13 )

ISSUES:-

——-

1. Whether he Plaintiff/Petitioner

proves that the deceased Narendra S.

Gupta had validly executed the Will

being Exhibit A to the Petition?

2. Whether the Defendant Nos. 2 to 5

prove that the deceased Narendra S.

Gupta had not executed the Will being

Exhibit A to the Petition?

3. Whether the Plaintiff is entitled to

grant of Probate of the xerox copy of

the Will of deceased Narendra S. Gupta

being Exhibit A to the Petition in the

absence of the Original Will?

4. What order?

5. Whether the probate could be granted

on the basis of xerox copy of the Will

without production of the original Will?

6. Whether the xerox copy of the Will

::: Downloaded on – 09/06/2013 13:37:03 :::
( 14 )

produced by the Plaintiff/Petitioner is

a genuine copy of the Will propounded by

the Petitioner/Plaintiff?

7. Whether the original of the Will

propounded by the Plaintiff/Petitioner

was in the possession of the original

Caveator/defendant and widow of the

deceased Narendra Shivlal Gupta as

alleged, keeping in view reply to the

subpoena sent by the original Caveator

and affidavit dated 6th August, 1996

filed by her in support of the Caveat?

8. Whether the production of the

Original Will could be dispensed with by

the Hon’ble Court keeping in view of the

order dated 13.6.1996 passed by the

Hon’ble Court on the application of the

Plaintiff/Petitioner?

9. Whether the Petition for Probate is

entertainable by the Hon’ble Court on

the basis of xerox copy of the Will

propounded by the Petitioner/Plaintiff?

::: Downloaded on – 09/06/2013 13:37:03 :::

( 15 )

10. Whether the Plaintiff/Petitioner is

entitled for the Probate of the Will in

view of the order passed by the Hon’ble

Court on 13.6.1996?

11. Whether the secondary evidence is

admissible for the purpose of granting

the probate of the Will?

12. Whether the Plaintiff/Petitioner

has sufficiently explained and accounted

for the non-production of the original

Will?

13. Whether the Plaintiff/Petitioner

is entitled for the grant of the probate

of the Will, keeping in view the

suspicious circumstances in which the

Petition for probate was filed?

16. Parties were permitted to lead evidence.

The plaintiff has examined witnesses namely;

Gunvantrai Shivlal Gupta (P.W.1), Gaurang

Gupta (P.W.2), Anand Gunvantrai Gupta (P.W.3),

Prabhakar Sambhaji Kamble (P.W.4), Dr. Sanjay

::: Downloaded on – 09/06/2013 13:37:03 :::
( 16 )

Ganesh Godbole (P.W.5), whereas the defendants

did not examine anybody.

17. Before considering the matter on its own

merits, it is necessary to sketch the rival

submissions made before this Court.

RIVAL SUBMISSIONS:

—————–

18. The learned counsel appearing for the

Petitioner/plaintiff submits that the

plaintiff has examined himself as P.W.1. The

plaintiff has also examined attesting

witnesses P.W. Nos. 2 and 3, i.e. his sons.

Both the attesting witnesses have affirmed the

execution of the Will. The Bank Officer

(P.W.4) was examined to prove signature of the

deceased put on the Will. Dr Sanjay Ganesh

Godbole, ( P.W. 5 ), who had treated the

deceased Late Mr N.S. Gupta for number of

ailments had testified that the deceased was

healthy and in sound state of mind at the time

of execution of the subject Will. The

plaintiff, thus, submits that the Will has

been duly proved as validly executed by the

::: Downloaded on – 09/06/2013 13:37:03 :::
( 17 )

deceased. The plaintiff claims to have proved

photocopy of the Will as the original was not

forthcoming. The plaintiff submits that the

burden cast on the (plaintiff) propounder of

the Will has been discharged and all

suspicious circumstances are cleared. In his

submission the subject of the Will was opened

one month after the death of the deceased i.e.

on 21.1.1994 in presence of all family members

of the plaintiff as well as one of the

relatives of the widow of the deceased one Dr.

Hasmukh
ig Mody, i.e. the brother of the widow.

According to the plaintiff, the subject Will

was read over and, thereafter, two photo

copies thereof were prepared, out of which one

was handed over to Dr. Hasmukh Mody, brother

of the widow of the deceased and the other

copy was retained by the plaintiff and that

the original Will was handed over to the widow

of the deceased for safe custody.

19. The learned counsel for the plaintiff

urged that the Will was written by the

deceased in his own handwriting. It was

signed by him in the presence of two witnesses

i.e. sons of the plaintiff Mr Gaurang G.

::: Downloaded on – 09/06/2013 13:37:03 :::

( 18 )

Gupta (P.W.2) and Anand G. Gupta (P.W.3). He

further submits that the Will was written at

about 2.00 a.m. on 27.11.1993 by the deceased

and, therefore, it is quite obvious that, at

that point, independent witnesses could not

have been made available to witness the

execution of the Will. He submits that both

the witnesses have corroborated the said

version of the plaintiff.

20. The learned counsel for the

plaintiff-propounder submits that to establish

handwriting of the deceased as well as his

signature on the subject Will (Exh. A), the

plaintiff has produced Exh.B to H, i.e. two

cheques bearing signatures of the deceased and

the passports of the deceased bearing his

signature together with driving licence issued

by the R.T.O. and power of attorney executed

by the deceased. In order to prove

handwriting of the deceased, the plaintiff has

also examined one more witness, the Manager of

the Central Bank of India, (P.W.4), who had

issued signature verification certificate and

produced two slips bearing specimen signatures

of the deceased. He further submits that

::: Downloaded on – 09/06/2013 13:37:03 :::
( 19 )

though medical evidence is on record to prove

good physical health and sound mental

condition of the deceased testator, as such

the Will has to be taken as proved beyond

doubt. He, thus, submits that the plaintiff

is entitled for grant of Probate.

21. The learned counsel for the plaintiff

placed reliance on the decision of the Apex

Court in the case of Mrs Hem Nalini Judha v.

Mrs Isolyne Sarojbashini A.I.R. 1962 S.C.

1471 in support of his submission.

22. Per contra, at the out set, Mr Mody,

learned counsel appearing for the defendants

submits that the plaintiff has not come to

this Court with clean hands to seek the

Probate and tried to set up a false case, as

such, the suit is liable to be summarily

thrown out. Reliance is placed on the law

laid down by the Apex Court in the case of

S.P. Chengal Naidu vs. Jagannath, A.I.R.

1994 S.C. 853. He further submits that the

fraudulent conduct of the plaintiff is matter

of record, reflected in the form of the order

dated 13.6.1996 passed by the learned Single

::: Downloaded on – 09/06/2013 13:37:03 :::
( 20 )

Judge (Shri K. G. Shah,J as he then was).

He submits that this is not a fit case,

wherein this Court can grant Probate in favour

of the plaintiff, especially, when the probate

proceedings are in rem and binds the whole

world. He further submits that the probate

proceedings of the purported Will filed by the

present plaintiff is tainted with bad motive

which is quite apparent from the conduct of

the plaintiff. He submits that the Original

Side Rules lay down various requirements for

filing

petition for Probate. He submits that

every possible attempt was made by the

plaintiff to throw dust in the eyes of this

Court and he tried to obtain Probate in his

favour by playing fraud on this Court. He

sought to urge that the Will suffers from

various mysterious circumstances and tried to

demonstrate the same on the basis of the

record of this Suit.

23. Mr Mody drew my attention to the cause

title of the petition wherein words “xerox

copy of ” were inserted and to the statement

made in para 3 of the Probate Petition wherein

correction is made in title of the petition by

::: Downloaded on – 09/06/2013 13:37:03 :::
( 21 )

adding word “xerox copy of Will” after filing

of the petition. Mr Mody further submits that

no service of the citation was made on the

widow of the deceased. No notice was given to

the widow of the deceased for handing over

possession of the alleged original Will prior

to filing of the Petition which was necessary

if the possession of the alleged Original Will

was with the widow of the deceased as alleged

in the petition dated 31.1.1996.

24. Mr
ig Mody also tried to demonstrate that

the office of this Court had raised an

objection with regard to the filing of the

photo copy of the Will instead of original

one. When the plaintiff was asked to file the

original Will he came out with a false story

that the original Will was in possession of

the widow of the deceased testator and

requested Court for issuing subpoena to her.

25. Mr Mody also tried to highlight the

circumstances under which the alleged Will was

sought to be prepared and also highlighted

attempts on the part of the plaintiff to

obtain consent order in collusion with his

::: Downloaded on – 09/06/2013 13:37:03 :::
( 22 )

sons which was, ultimately, set aside by the

Appellate Court.

26. Mr Mody submits that an attempt was made

not to add defendant Nos. 2 to 5 as the

defendants to the Testamentary Suit and every

possible attempt was made to seek orders from

this Court behind their back. He further

submits that the documents filed by the

plaintiff are not admissible in evidence for

want of foundation in the pleadings. Some of

the

documents tendered in evidence by the

plaintiff were never disclosed in the

affidavit of documents. He further submits

that large number of isolated vouchers in

respect of payments alleged to have been made

to the widow were produced without producing

books of accounts. No person was examined

through whom alleged payments were made. He

thus, submits that neither alleged payments

were established, nor alleged vouchers were

proved in accordance with the provisions of

the Evidence Act. He further submits that

affidavit of evidence by way of

examination-in-chief of one Kantilal Mehta was

sought to be filed without producing him for

::: Downloaded on – 09/06/2013 13:37:03 :::
( 23 )

verification of his affidavit or for his

cross-examination. Now he is dead. He

submits that the identity of the person, who

has prepared alleged vouchers was also not

disclosed. The said person was not examined.

The actual payments alleged to have been made

have also not been proved. He, thus, submits

that the said affidavit of Shri Kantilal Mehta

cannot be read in evidence.

27. Mr Mody further submits that purported

Will

dated 27.11.1993 propounded by the

plaintiff alleged to have been certified as

true copy by the Notary Public on 21.2.1993

has also not produced. He further submits

that it was obligatory on the part of the

plaintiff to examine Mr N. N. Dalvi, Notary

Public who alleged to have notarised true copy

of the alleged subject Will and should have

been made available for the cross-examination.

He thus submits that the notarized copy has

neither been produced nor proved.

28. Mr Mody further submits that attesting

witnesses who have appeared were interested

::: Downloaded on – 09/06/2013 13:37:03 :::
( 24 )

witnesses being sons and beneficiaries under

the alleged Will. That no leave to lead

secondary evidence was obtained by the

plaintiff from this Court. That this Court

had never permitted the plaintiff to lead

secondary evidence. In his submission, the

Will was required to be proved by primary

evidence unless permitted by the Court to lead

secondary evidence as per law laid down by the

Apex Court in the case of Wasudeo v. Vilas

2006 (2) Mh.LJ 605 (page 627).

627)

29. Mr Mody submits that the plaintiff had

made application in the initial stage of the

Suit (before Justice K.G.Shah as he then was)

to dispense with the production of the

original Will but the said application was

rejected by an order dated 13.6.1996. No

permission was granted by this Court to lead

secondary evidence. That the widow-defendant

had categorically stated that she had never

seen any Will nor was she ever in possession

of the alleged original Will. The possession

of the widow so far as subject Will is

concerned has also not been established. With

::: Downloaded on – 09/06/2013 13:37:03 :::
( 25 )

the aforesaid submissions, Mr Mody also tried

to highlight that there are various suspicious

circumstances to disprove the case sought to

be made out by the plaintiff. He, in ultimate

submission, prayed for dismissal of the suit

with heavy costs.

LAW OF WILL.

————

30. Before dealing with the various aspects

of

rival submissions surfaced during the

course of arguments, it is necessary to trace

the law of Will expounded by the Supreme Court

in the matter of proof of the Will and duty of

the Courts in considering the question

relating to the execution of the Will

surrounded by suspicious circumstances.

31. The learned counsel for the parties have

cited number of decisions, reference to all of

them is not necessary except following few

leading cases of the Apex Court from which the

settled legal principles can be culled out.

::: Downloaded on – 09/06/2013 13:37:03 :::

( 26 )

32. The Apex Court in the case of Shashi

Kumar Banerjee and others v. Subodh Kumar

Banerjee since deceased and after him his

legal representatives and others reported in

A.I.R. 1964 S C 529 ruled that the mode of

proving a will does not ordinarily differ from

that of proving any other document except as

to the special requirement of attestation

prescribed in the case of a will by S. 63,

Succession Act. The onus of proving the Will

is on the propounder and in the absence of

suspicious
ig circumstances surrounding the

execution of the will, proof of testamentary

capacity and the signature of the testator as

required by law is sufficient to discharge the

onus. Where, however, there are suspicious

circumstances, the onus is on the propounder

to explain them to the satisfaction of the

court before the court accepts the Will as

genuine. Where the Caveator alleges undue

influence, fraud and coercion, the onus is on

him to prove the same. Even where there are

no such pleas but the circumstances give rise

to doubts, it is for the propounder to satisfy

the conscience of the Court. The suspicious

circumstances may be as to the genuineness of

::: Downloaded on – 09/06/2013 13:37:03 :::
( 27 )

the signature of the testator, the condition

of the testator’s mind, the dispositions made

in the will being unnatural, improbable or

unfair in the light of relevant circumstances

or there might be other indications in the

Will to show that the testator’s mind was not

free. In such a case the court would

naturally expect that all legitimate suspicion

should be completely removed before the

document is accepted as the last Will of the

testator. If the propounder himself takes

part

in the execution of the Will which

confers a substantial benefit on him, that is

also a circumstance to be taken in to account,

and the propounder is required to remove the

doubts by clear and satisfactory evidence. If

the propounder succeeds in removing the

suspicious circumstances the court would grant

probate, even if the Will might be unnatural

and might cut off wholly or in part near

relations.

33. In the case of Kalyan Singh V. Smt.

Chhoti and Others, A.I.R. 1990 Supreme Court

396, the Three Judges Bench of the Apex Court

ruled that the Will is one of the most solemn

::: Downloaded on – 09/06/2013 13:37:03 :::
( 28 )

documents known to law. The executant of the

Will cannot be called to deny the execution or

to explain the circumstances in which it was

executed. It is, therefore, essential that

trustworthy and unimpeachable evidence should

be produced before the court to establish

genuineness and authenticity of the Will. It

must be stated that the factum of execution

and validity of the Will cannot be determined

merely by considering the evidence produced by

the propounder. In order to judge the

credibility of witnesses and disengage the

truth from falsehood the court is not confined

only to their testimony and demeanour. It

would be open to the court to consider

circumstances brought out in the evidence or

which appear from the nature and contents of

the documents itself. It would be also open

to the Court to look into surrounding

circumstances as well as inherent

improbabilities of the case to reach a proper

conclusion on the nature of the evidence

adduced by the party.

34. The Apex Court in the case of Guro (Smt)

::: Downloaded on – 09/06/2013 13:37:03 :::
( 29 )

vs. Atma Singh and Others (1992) 2 Supreme

Court Cases 507 held that where there were

suspicious circumstances, the onus would be on

the propounder to explain them to the

satisfaction of the court before the Will

could be accepted as genuine. Such suspicious

circumstances may be a shaky signature, a

feeble mind and unfair and unjust disposal of

property or the propounder himself taking a

leading part in the making of the Will under

which he receives a substantial benefit. The

presence of suspicious circumstances makes the

initial onus heavier and the propounder must

remove all legitimate suspicion before the

document can be accepted as the last Will of

the testator.

35. In the case of Gurdial Kaur and others

vs. Kartar Kaur and others (1998) 4 S.C.C.

384, the Apex Court held that the law is well

settled that the conscience of the court must

be satisfied that the Will in question was not

only executed and attested in the manner

required under the Indian Succession Act, 1925

but it should also be found that the said Will

::: Downloaded on – 09/06/2013 13:37:03 :::
( 30 )

was the product of the free volition of the

executant who had voluntarily executed the

same after knowing and understanding the

contents of the Will.

36. In the case of M.H. Venkataiya Iyengar

Vs. B. N. Thimmajamma, A.I.R. 1959 S C 443

it has been held that where the propounder was

unable to dispel the suspicious circumstances

which surrounded execution of the question of

valid execution and attestation of the Will,

no

Letter of administration in favour of the

propounder could be granted.

37. Before considering the matter on its own

merits, it is necessary to sketch the rival

submissions made before this Court.

CONSIDERATION IN THE BACKDROP OF THE

———————————————-

DEVELOPMENTS BEFORE THIS COURT.

COURT

——————————

38.
. Having heard parties to the suit and

having seen the documents, various affidavits

and the evidence on record, the present suit

::: Downloaded on – 09/06/2013 13:37:03 :::
( 31 )

needs to be decided on the basis of the

evidence led by the plaintiff-petitioner,

since the Caveators-defendants did not lead

any evidence. The plaintiff has to stand on

his own legs.

39. The factual matrix, already drawn

hereinabove, shows that the Testamentary

Petition No. 601 of 1995 was filed by the

Petitioner on 28.7.1995 for the probate of the

alleged will dated 27.11.1993 of late Narendra

s/o

Shivlal Gupta, husband of the deceased

(i.e. the original defendant-Caveatrix).

40. The aforesaid petition was filed by the

Petitioner/Plaintiff one and one half year

after the death of the husband of the deceased

defendant/caveatrix. Her husband died in

Mumbai on 12.12.1993. This delay has not been

explained.

41. The Probate Petition was filed on the

basis of a photocopy/xerox copy of the probate

Will propounded by the Plaintiff/Petitioner.

The original of the Probate Will was not

produced at the time of filing of the

::: Downloaded on – 09/06/2013 13:37:03 :::
( 32 )

Petition. The Probate Petition has been

solemnly affirmed by the Petitioner before

appropriate Officer of this Court. In para 3

of the Probate Petition, this is what, the

Petitioner has stated:

“That the deceased left writing, which
is last Will and Testament. The said
writing hereinafter referred to as the
“Will” is marked Exh.”A” and is handed
in separately for being filed, and kept

in a safe place in the office of the
Prothonotary and Senior Master. A copy
of the said Will is hereto annexed and

also marked Exh.A”.

(Emphasis supplied)

42. The aforesaid statement made in para 3

of the Petition, shows that the original Will

of which Probate is being sought for was with

the Petitioner at the time when the Petition

was presented and that as per averments made

in the petition, he had handed over the

original Will separately to the office of this

Court for being filed and kept in the safe

custody of the Prothonotary and Senior Master

of this Court. However, after presentation of

the petition, it transpired that the

Petitioner had never handed over original Will

to the Officer of this Court. He only handed

::: Downloaded on – 09/06/2013 13:37:03 :::
( 33 )

over a Photo copy/xerox copy of the Will. The

Petitioner, who claims to be the executor of

the Will of the deceased, in his affidavit

dated 28.8.1995, has for the first time,

stated (when the office objection raised) that

he was not in possession of the original Will

and that he had been provided only with xerox

copy of the Will and that the original Will

was in the custody and possession of Smt.

Lalitaben Narendra Gupta, widow of the

deceased.

      43.     In      the         above           backdrop,              the
             
      Petitioner/Plaintiff          prayed        for issuance            of

      Subpoena      to    the    widow of       the      deceased         to

      produce      alleged original Will alleged to have
      


      been    executed by the deceased on                  27.11.1993.
   



      That    Subpoena      was issued and served                 on     the

      widow    of    the deceased.        She did not             produce





      the    original Will denying possession thereof.

      A    precipe was, thus, moved by the                  Petitioner

      requesting      this      Court to dispense             with       the





production of the original Will.

44. At this juncture, it is relevant to note

that under the provisions of Section 276 of

::: Downloaded on – 09/06/2013 13:37:03 :::
( 34 )

Indian Succession Act, 1925 the original Will

on the basis of which the Petition for Probate

was filed, is required to be annexed with the

Petition. Rule 374 of the O.S. Rules of this

Court, specifically, provides that the

original Will is required to be deposited in

the office of the Prothonotary and Senior

Master for safe custody and a copy of the Will

is required to be annexed to the Petition. A

specific averment is also required to be made

in the petition itself, stating that the said

Rule has been complied with.

45. Rule 374 of O.S. Rules prescribes for

filing of the probate petition to confirm to

the requirement of Section 276 of the

Succession Act (the Act). Section 276 of the

Act further provides that a copy of the Will

or, draft or statement of the contents thereof

shall be annexed with the Petition. Copy of

the Will is admissible, subject to necessary

averments made in the petition itself,

explaining facts and circumstances for the non

production of original Will. A specific

averment is also required to be made in the

petition for grant of probate on the basis of

::: Downloaded on – 09/06/2013 13:37:03 :::
( 35 )

the copy of Will. The Court has to be

satisfied about facts and circumstances for

non-production of the Will.

46. It may further be noted that Section 237

of Succession Act carves out the exception to

the mandatory provisions of Section 276 of

Succession Act. In the present case,

provisions of Section 237 of the Succession

Act have no applicability. As such,

production of the original Will was absolutely

necessary
ig for entertaining Petition for the

Probate of the property of the husband of the

original defendant propounded by the

plaintiff/petitioner.

47. It is well settled that if certain

things are required to be done in a specific

manner, it cannot be done in any other manner

as laid down by the Apex Court in the cases of

Nazir Ahmed v.

                  v          King Emperor, A.I
                                           A I.R.
                                               R.              1936 P





      243, State of Uttar Pradesh v.               Singhara Singh

      and   Ors, A.I.R.        1964 S C 358 and in              Vanmala

      S.    Aney    v.       National     Education           Society,

      Khamgaon and Ors, 1982 Mh.L.J.               403.




                                           ::: Downloaded on - 09/06/2013 13:37:03 :::
                           ( 36 )




      48.     The    Plaintiff claims to be the executor

      of    the    property of the original               defendant's




                                                                    

husband and as such the plaintiff was supposed

to be in possession of the original Will under

which Executorship is being claimed. In case

the Petitioner was not in possession of the

original Will, the Petitioner was expected to

obtain the possession of the original Will

prior to the filing of the Petition. In

absence thereof, the Petitioner was under

obligation
ig to produce prima facie; evidence

of the possession of the original Will with a

third party. A specific averment was required

to be made in the petition in that behalf to

seek production of the original Will, by

making necessary application for issuance of

the Subpoena for the production of the

original Will.

49. In the present case, as indicated

hereinabove, the plaintiff has neither made

any averment in the petition about non-

possession of the original Will nor any proof

of any attempt made to seek possession of the

original Will was tendered. No steps, well

::: Downloaded on – 09/06/2013 13:37:03 :::
( 37 )

within time, were taken to seek Subpoena for

production of the alleged original Will. On

the contrary, he made a specific averment in

para 3 of the Petition to the effect that the

original Will of the deceased was handed in

separately to in the office of the

Prothonotary in accordance with Rule 374 of

the O.S.Rules. This statement, ultimately,

turned out to be a false statement, which the

Petitioner/Plaintiff has also admitted in his

evidence, in para 19, which reads as under:

“It is correct that originally when the
petition was filed, I made a false
statement that the original Will is
handed over to the Prothonotary.”

(Emphasis supplied)

50. It is relevant to note that the false

averment made by the Plaintiff/Petitioner in

the petition was detected by the Testamentary

Department of this Court when the petition was

scrutinized. The precipe was required to be

filed by the Advocate for the Plaintiff for

issuance of a Subpoena to the defendant

alongwith affidavit dated 28.8.1995. But

Subpoena was not issued till 1.3.1996,though

::: Downloaded on – 09/06/2013 13:37:03 :::
( 38 )

it was subsequently issued and served on the

widow of the deceased.

51. The Caveatrix, in her reply- cum-

affidavit filed on record, made a positive

statement that her husband had died intestate,

as such question of production of the Will,

much less original Will did not and could not

arise. The reply to the Subpoena was sent by

her by Registered post A.D. It was delivered

in

the office of the Prothonotary and Senior

Master on 8.4.1996 as per the photocopy of the

postal acknowledgement available on record.

The defendant’s reply to the Subpoena is not

to be found on the record of the proceedings.

The attention of the then Judge of this Court,

( Shri K. G. Shah, as he then was) was also

drawn to the non-availability of the reply to

the Subpoena at the time of hearing of the

Petition on 28.1.1996. The learned Judge had

issued directions to the Testamentary

Department on 21.8.1996 to trace out

defendant’s reply to the subpoena.

52. The photocopy of the reply given by the

::: Downloaded on – 09/06/2013 13:37:03 :::
( 39 )

widow of the deceased alongwith photocopy of

the acknowledgement both are produced on

record. It is, no doubt, true that no

evidence in this behalf, as required under the

provisions of the Evidence Act, was led by the

Caveatrix, since during the pendency of the

Suit she left for heavenly abode. Her

statement, that she had replied to the

Subpoena was ordered to be investigated by the

learned Judge of this Court. Till today, no

report from the Testamentary Department has

been received or placed on record.

53. At this juncture, it is relevant to note

that looking at the affairs of the

Testamentary Department, as noticed from time

to time by this Court, the statement made by

the deceased on oath cannot be ignored. This

is no doubt a disturbing feature of the

working of the Testamentary Department.

However, it is clear that the Testamentary

Department has failed to carry out directions

of this Court.

54. Be that as it may, the question will

have to be considered on the basis of the

::: Downloaded on – 09/06/2013 13:37:03 :::
( 40 )

admissible evidence and circumstances

available on record as to whether, at any

point of time, the alleged original Will was

in existence and if so, was it in possession

of the widow of the deceased. This issue is

being addressed hereinafter at the appropriate

stage of this judgment.

55. It may further be pointed out that the

defendant’s reply to the subpoena was not

before

this Court when the petition was heard

by Shri K.G. Shah,J (as he then was) on

13.6.1996.

56. At this juncture, it will be relevant to

point out that the Judge of this Court

(K.G.Shah,J (as he then was) had heard the

matter in detail and after having heard,

delivered the order dated 13.6.1996 which

speaks volume about the conduct of the

plaintiff in the present case. The learned

Judge recorded a specific finding about the

methodology adopted by the Plaintiff in filing

of this Petition, wherein the learned Judge

has observed as under:

::: Downloaded on – 09/06/2013 13:37:03 :::

( 41 )

“In the present case, as I read para 3
of the petition, the petitioner has

stated that the original Will (Exh.A) is
handed in separately for being filed and
kept in safe place in the office of the

Prothonotary and Senior Master. This
would mean that the original Will was in
his hand at the time when the petition
was presented. Undisputedly, he had not
handed over the original Will in the

office of this Court at the time when
petition was presented and, therefore,
the office raised the objection. Now,
the Petitioner wants to contend that the
original Will is not with him. It was

not with him at any point of time. But
it was in possession of the widow of the
deceased. Now, these facts are not at

all to be found in the petition. He has
prayed for a subpoena being issued to
the widow of the deceased calling upon
her to produce the original Will which

he alleges is in possession of the widow
of the deceased. Not only that the
petitioner has in para 3 of the petition
clearly purported to say that he
produces the original Will implying
thereby that the original Will was in

his hand at the time petition was
presented but nowhere in the petition

has he stated that original Will was
with the widow of the deceased.”

“The matter was taken up yesterday and I

heard Mr D.C. Shah, the learned counsel
for the Petitioner at length. At that
time, it appeared that there were
several things which raised suspicion
about the petitioner’s case that the
Original Will is in the possession of

the widow of the deceased. In para 3 of
the petition, the Petitioner has made
statements which would clearly go to
show that at the time the petition was
presented the original Will was with
him. In the petition, nowhere has it
been stated that the Will was with the

::: Downloaded on – 09/06/2013 13:37:03 :::
( 42 )

widow of the deceased. In the affidavit
of Gaurang Gupta filed along with the
petition, there is not a whisper to say
that the original Will is with the widow
of the deceased.”

(Emphasis supplied)

57. In the aforesaid order Justice K.G.

Shah (as he then was) made it absolutely clear

and recorded a categorical finding reading as

under:

“It is claimed that the Petitioner has
never served the widow with a notice
calling upon her to hand him over the

original Will or to produce the same in
Court. Under these circumstances, I
think the ends of justice demand that
the widow of the deceased should be
supplied with all the affidavits filed
by the Petitioner on the record of the

case including the affidavit of the
attesting witnesses, precipe and all

other papers on record and she should be
called upon to have say in the matter of
the Petitioner’s request for dispensing
with the production of the original
Will. I, therefore, direct that the

office of this Court shall serve the
widow of the deceased with all the
papers on record of the case so far
produced including all the affidavits,
the precipis and other papers on record
of the case and ask by a notice to

appear before this Court on 10th July,
1996 to show cause why the Court should
not pass an order dispensing with
production of the original Will.”

(Emphasis supplied)

::: Downloaded on – 09/06/2013 13:37:03 :::
( 43 )

58. In the above order, it was specifically

made clear that issuance of notice by itself

will not be a ground in favour of the

Petitioner to dispense with production of the

original Will.

59. With the above caveat, show cause notice

was issued. The widow of the deceased was

called upon to file a reply, which she had

filed,

denying the alleged execution and/or

the existence of the Will and strongly opposed

the prayer for dispensing with the necessity

of filing of the original Will.

      


      60.     The    Notice      of Motion No.            503 of        1997
   



      was      taken        out          by         the          original

      defendant-Caveatrix           Ms         Lalitaben            (since





      deceased)       for      dismissal       of       the        Probate

      Petition.       The      original    defendant             died      at

Ahmedabad on 25.3.1998, during pendency of the

said notice of Motion No. 503 of 1997. The

original defendant had made a Will dated

27.10.1997.

::: Downloaded on – 09/06/2013 13:37:03 :::

( 44 )

61. In the above Will, the original

defendant has appointed Ms Snehlata, Ms

Nurupama, both daughters of Chhotalal Mody,

and Ms Nita and Ms Rupa, both daughters of

Hasmukhlal Mody, as Executrix of the Will.

62. The Advocate for the defendant had

informed the Advocate for the Plaintiff about

the death of original defendant Ms Lalitaben

Gupta by a letter dated 6.4.1998. The copy of

the Will dated 27.10.1997 executed by the

original
ig defendant was forwarded to the

Advocate of the Plaintiff. A specific request

was made to bring the four ladies

beneficiaries under the Will on record as

legal representatives of the original

defendant in accordance with the provisions of

Order XXII Rule 4 of the Code of Civil

Procedure. However, the Advocate for the

Plaintiff failed to take action for bringing

them on record. This inaction also speaks

volumes about the foul and malafide intentions

of the plaintiff.

63. Instead of bringing above four ladies on

record as legal representatives of the

::: Downloaded on – 09/06/2013 13:37:03 :::
( 45 )

original defendant, the plaintiff took out a

Chamber Summons No. 626 of 1998 in the

present Suit and brought his son Gaurang

Gunvantrai Gupta, the present defendant no.1

on record, as legal representative of the

original defendant, on the basis of purported

Will of the deceased widow alleged to be dated

2.4.1994. The said Chamber Summons No. 626

of 1998, taken out by the Plaintiff, was made

absolute by consent of the father and son i.e.

Plaintiff and Gaurang Gupta, son of the

Plaintiff,
ig in view of the order dated

15.7.1998 passed by this Court (Smt. K.K.

Bam,J, as she then was). That is how, the

plaintiff’s son Gaurang was brought on record

as legal representative of the original

defendant in this Testamentary Suit.

64. It is also interesting to note that the

Plaintiff had taken out Chamber Summons No.941

of 1997 for the liberty to amend the Petition

after service of Notice of Motion No. 503 of

1997 taken out by the original Plaintiff as

mentioned hereinabove. The said Notice of

Motion No. 503 of 1997 was placed for hearing

before this Court (Smt K.K. Bam,J as she then

::: Downloaded on – 09/06/2013 13:37:03 :::
( 46 )

was). The Notice of Motion No. 503 of 1997

and Chamber Summons No. 941 of 1997, both

were heard and disposed of by a common order

dated 29.7.1998 on the basis of Minutes of

order signed by the plaintiff, his son and

countersigned by their respective Advocates,

obviously, in collusion with each other.

65. Ms Snehlata, Ms Nurupama, Ms Nita and Ms

Rupa challenged the above order dated

15.7.1998 passed in Chamber Summons No. 626

of

1998 and the common order passed on

29.7.1998 in Notice of Motion No. 503 of 1997

and Chamber Summons No. 941 of 1997 in Appeal

No. 951 of 1998. The said Appeal came up for

admission before the bench presided over by

Hon’ble Justice S.N. Variava (as he then

was). The said appeal was disposed of by

Minutes of order, wherein the plaintiff and

his son had agreed to bring the said four

ladies i.e. Ms Snehlata, Ms Nurupama, Ms Nita

and Ms Rupa on record as the legal

representatives of the original defendant.

The Notice of Motion No. 503 of 1997 and

Chamber Summons No. 941 of 1997 were directed

to be heard and decided on merits.

::: Downloaded on – 09/06/2013 13:37:03 :::

( 47 )

66. The Testamentary Suit and Notice of

Motion No. 503 of 1997 were amended as per

the Minutes of order passed in Appeal Nos.951

and 1017 of 1998 and the above four ladies

were brought on record of the suit as

defendant Nos. 2 to 5.

67. At this juncture, one more relevant

aspect needs a reference i.e. the Chamber

Summons No. 941 of 1997, whereby the

plaintiff
ig prayed for grant of leave to amend

the plaint-petition as per Schedule annexed to

the Chamber Summons, whereby he wanted to

insert some words in para 3 of the plaint,

reading as “Xerox copy of which ” in the said

Petition after the words Exh.”A” and also to

incorporate words “xerox copy” after sentence

reading as “the original Will is in custody

and possession of the original defendant of

the deceased Lalita N. Gupta”.

68. In support of the above Chamber Summons,

an Affidavit was filed by the

Petitioner-Plaintiff on 23.7.1997.

::: Downloaded on – 09/06/2013 13:37:03 :::

( 48 )

69. The learned Judge of this Court (Smt.

K.K. Bam,J as she then was) by an order dated

31.7.1998 allowed the above Chamber Summons

observing that the added Defendant Nos. 2 to

5 shall be at liberty to file additional

written statement. Parties were directed to

exchange affidavits of discovery and

inspection of documents within two weeks.

70. That after disposal of Appeal Nos. 951

and 1017 of 1998 filed by the Appellants,

Notice

of Motion No. 503 of 1997, taken out

by the original defendant, came up for hearing

and final disposal before Justice K.K.Bam (as

she then was) on 29.1.1999, who was pleased to

dismiss the said Notice of Motion No. 503 of

1997. She allowed the suit to proceed on the

basis of the photocopy of the Will holding

that the issue will have to be tried as to

whether or not the Petitioner/Plaintiff is

entitled to obtain Probate on the basis of

photo/xerox copy of the Will and held that the

suit will have to be decided on the basis of

the evidence led.

71. After service, the aforesaid Defendant

::: Downloaded on – 09/06/2013 13:37:03 :::
( 49 )

Nos. 2 to 5 also filed their written

statement opposing the grant of probate and

considering rival contentions of the parties,

issues were framed as reflected in para 15

supra. They are being considered in paras

appearing hereinafter.

CONSIDERATION:

————-

ISSUE Nos. 1 to 12:-

——————–

——————

72. Issue Nos. 1 to 12 being interlinked

they are being considered together in the back

drop of the events, which took place before

this Court as also evidence on record.

73. As already stated hereinabove, in

extenso, the probate petition was filed by the

Plaintiff, one and half years after the death

of the deceased Narendra Gupta, without

producing the original Will. He made a false

statement in para 3 of the plaint already

extracted in para 49 supra. Till the scrutiny

of the petition by the Testamentary Department

::: Downloaded on – 09/06/2013 13:37:03 :::
( 50 )

original Will was not produced. A false

statement was made in the Petition as

indicated hereinabove. By an order dated

13.6.1996 Prothonotary and Senior Master

directed the plaintiff to file original Will

before the petition could be proceeded

further. The subsequent developments which

took place before this Court were extensively

sketched hereinabove.

74. Now, the question which needs to be

addressed
ig is: whether the existence of the

original Will is proved by the Plaintiff?

75. In order to address this question one

has to read the Probate Petition, the

affidavits filed from time to time on record

by the plaintiff in support of various Motions

and/or Chamber Summons, coupled with the

evidence of the Plaintiff brought on record.

76. It is also necessary to bear in mind

that the beneficiaries under the Will are the

Plaintiff and his two sons. The attesting

witnesses of the alleged Will are also sons of

the Plaintiff. Under these circumstances, the

::: Downloaded on – 09/06/2013 13:37:04 :::
( 51 )

appreciation of evidence has to be with a

pinch of salt.

77. The first question which needs to be

addressed is: Why the Plaintiff should make a

false statement in the Probate Petition? Can

it be said that at the time of filing of the

Probate Petition, he was not aware of the fact

that the alleged original Will was not in his

possession and was with the widow of the

deceased? The answer has to be that he was

well

aware of this fact since he claims to

have issued advance letter to the widow

requesting for original Will (see para 10 of

his evidence).

78. The Probate Petition must have been

drafted by the Advocate on the basis of the

instructions given. If one turns to the

original Probate Petition, one would find the

insertion of the words “xerox copy” appearing

in the petition, just above the name of the

Petitioner in the cause title. Originally, it

was typed as under:-

::: Downloaded on – 09/06/2013 13:37:04 :::

( 52 )

“In the matter of Petition of Probate of
the Will of Narendra Shivlal Gupta, who
expired on 12.12.1993 at Bombay
…deceased.”

79. The addition made reads as under:

“In the matter of Petition of Probate of
the xerox copy of Will of Narendra

Shivlal Gupta, who expired on 12.12.1993
at Bombay …deceased.”

(Emphasis supplied)

80. The word “xerox copy” appearing in the

same ink in which the Plaintiff has signed,

this does not bear the counter-signature of

the Oath Officer. It is, thus, clear that the

words “xerox copy” in the opening part of the

cause title of the Petition were added

subsequent to the affirmation of the petition.

81. With this, let me turn to the evidence

of the plaintiff. In the evidence, the

plaintiff has stated in para 3 that the

original Will was executed by his brother on

27.11.1993 and was kept with his wife Mrs

Lalitaben. He has further stated that he saw

the original Will for the first time on

12.1.1994 at 4.00 p.m. when the envelope

containing subject Will was opened i.e.

exactly a month after the death of his elder

brother. He has further stated that he opened

::: Downloaded on – 09/06/2013 13:37:04 :::
( 53 )

the envelope and took out the Original Will

and read over contents thereof to every one

who were present in the room. After having

read the subject Will, he asked his elder son

Gaurang Gupta to get the alleged original Will

laminated and to get two xerox copies thereof.

Accordingly, his son got the original Will

laminated and two xerox copies thereof. He

has further stated that, the original

laminated copy of the alleged Will was again

given to his sister-in-law, Mrs Lalita. Out

of

the two xerox copies of the Will, one was

kept by him and the other was given to Dr

Mody, (brother of Mrs Lalitaben). The

original alleged Will is in Gujarati. From

this evidence, the plaintiff wants to suggest

that the Will was opened for the first time on

12.1.1994. In the wake of this evidence, it

could not have been said in the Probate

Petition that the alleged original Will is

being produced and handed over to the

Prothonotary and Senior Master. This vital

aspect of possession of the Will with Ms

Lalita could not have escaped the mind of the

plaintiff. Hence, the story sought to be put

up by the plaintiff that the Will was given in

::: Downloaded on – 09/06/2013 13:37:04 :::
( 54 )

the custody of the widow is contrary to the

material evidence on record. The case sought

to be made out does not inspire judicial

confidence.

82. In para 3 of the evidence of the

plaintiff, he has stated that on 27.11.1993

itself the original Will was given in the

custody of Mrs Lalita and for the first time

he saw it on 12.1.1994 and got it laminated

and the alleged Will was again given in the

custody of Mrs Lalita. In the same para (page

4) the plaintiff has stated the xerox copy was

taken by him from the original which was lying

with him. If, at all, original Will was with

Mrs Lalita, then how the plaintiff got

photocopy from the original? How and when, he

came in possession of the original Will is a

big question. This piece of evidence again

shows that Mrs Lalita was never in possession

of the original Will. The shifting stand

taken by the plaintiff is one of the pointer

to demonstrate falsity of his case.

83. Let me further proceed with the evidence

of the Plaintiff, wherein he has stated that

::: Downloaded on – 09/06/2013 13:37:04 :::
( 55 )

he was not in the room where the Will was

prepared by his brother on 27.11.1993. He was

in the adjacent room, which is his bed room.

He was busy on telephone contacting doctor as

his brother was seriously ill. It was about

2:15 to 3:15 a.m. when the said Will was

executed. He has further stated that he was

not awake at 3:15 a.m. but was woken up by

his brother Narendra by knocking his bed room

at 2.00 a.m. and therefore he woke up. That

his brother told him that he wanted to prepare

his

Will. He asked him to get a piece of

paper and a fountain pen. The plaintiff gave

him a letter pad of Saraswati Mill Store Co.

and a pen for writing his Will.

84. After giving fountain pen and paper, he

was busy contacting Dr Gupta and Dalvi

Hospital, so as to take his brother to the

Hospital and that is how he says he was not

present when the Will was executed. This

evidence, thus, makes it clear that he was

completely unaware about the Will which was

executed in his favour. The Will was written

by deceased attested by his two sons as

attesting witnesses. The plaintiff, has thus,

::: Downloaded on – 09/06/2013 13:37:04 :::
( 56 )

completely shown absence of his knowledge and

his presence in the room at the time of the

execution of the Will.

85. Now, let me examine the correctness and

the truthfulness of this piece of evidence in

the light of the evidence of his son Mr

Gaurang Gupta. At this juncture, it is

relevant to note that in the Will a figure

“2000” has been altered to “5000”. This

alteration is visible to the naked eye. In

the

cross-examination of defendant No.1

Gaurang, a specific question was put to him

concerning the said corrections made in the

Will. In reply, he has stated that “there is

correction in the figure of “Rs. 2000″, that

was made by my father Narendra Gupta. It is

not correct to say that this figure was

changed from Rs. 2000 to Rs. 5000 at my

instance.” Mr Narendra Gupta is not the father

of the said witness. Obviously, father means

the plaintiff. Thus, the statement made by

the plaintiff about his absence at the time of

execution of the Will is nothing but a false

attempt to show that he did not take part in

the getting the Will of his brother executed

::: Downloaded on – 09/06/2013 13:37:04 :::
( 57 )

in his favour and in favour of his sons.

86. The plaintiff in his affidavit dated

23.7.1997 filed in support of Chamber Summons

No. 941 of 1997 has stated as under.

“I further say and submit that it would
also be interesting to note that a theft
had taken place in our office situated
at 56 C.P. Tank road, Bombay 400 004
and a complaint in respect thereof is

already lodged with V.P. Road Police
Station. I say that after knowledge of
theft and complaint being lodged the

police personnel were making search
trying to find out and assess the amount
involved and for that purpose they were
checking and inspecting each and every

part of the office including the drawers
of the table which was being used by the
deceased N.S. Gupta during his life
time. I say that to my great shock and
surprise during such course of
investigation the copy of such writing

was found in the drawer of the deceased
which is notarised and bearing

endorsement “Original seen”. I,
therefore, say and submit that had
thereby no such documents in existence,
firstly the same could not have been
executed and secondly notarised with an

en endorsement “original seen”. I crave
leave to refer to and rely upon the said
xerox notarised copy of the Will/writing
found from the drawer of the deceased
lying in the office premises situate at
56 C.P. Tank Road, Bombay 400 004 when

produced.”

(Emphasis supplied).

supplied)

87. The notarised copy referred to

::: Downloaded on – 09/06/2013 13:37:04 :::
( 58 )

hereinabove; in the affidavit affirmed by the

plaintiff, has not been placed on record. So

far as the existence of the notarised xerox

copy of the Will is concerned, one has to put

a question: How this notarised xerox copy has

come into existence? The evidence tendered by

the plaintiff-petitioner was that on

27.11.1993, alleged Will was executed and

signed by the deceased and given in the

custody of his wife Mrs Lalita. It was opened

for the first time one month after the death

of the deceased i.e. on 12.1.1994. Two photo

copies thereof were prepared. The original

Will was laminated and delivered in possession

of Mrs Lalita. Out of two photo copies, one

was retained by the plaintiff and another was

given in the custody of Dr Mody. If this be

so, then a question arises as to how the third

copy, said to be a notarised xerox copy

carrying endorsement of the notary public

“seen original” has come in existence? How it

could be traced out in the office? Why it was

not produced on record? Why it was not

proved? Had there been a third notarised copy

of the Will carrying endorsement “original

seen”, the same would have been produced by

::: Downloaded on – 09/06/2013 13:37:04 :::
( 59 )

the plaintiff-petitioner on record being a

best evidence. He did not produce it though

in his affidavit dated 23.7.1997, he had

undertaken to produce it. (See para 86

supra).

88. When the petition for amendment was

taken out, affidavit was filed to say that a

search of the office premises was required to

be done because of the police report of which

there is no evidence. The police complaint is

not on
ig record. The date on which the

complaint was lodged, has not been disclosed.

When the search of the premises was taken by

the police, has not been disclosed. Panchnama

alleged to have been prepared by the Police is

not on record. Under these circumstances, I

have no hesitation to say that the

non-production of the alleged notarised copy

of the Will (if it was in existence)

constituted failure on the part of the

plaintiff to produce the best evidence and

presumption has, therefore, to be raised

against him that if such evidence had been

produced, the same would have gone against the

case propounded by him. The matter does not

::: Downloaded on – 09/06/2013 13:37:04 :::
( 60 )

end there. The failure of the plaintiff to

bring the Notary Public into the witness box

and the fact that he made no attempt to have

his Notary book produced (the entry in which,

perhaps, would have clinched the issue in

dispute) must similarly be construed and

presumption drawn that this evidence also

would have gone against the plaintiff. (See

Gopal Krishnaji Ketkar v. Mohamed Haji Latif

and others, A.I.R.1968 S C 1413 and

Khushalbhai Mahijbhai Patel v. A firm of

Mohamadhussain Rahimbux, A.I.R. 1981 S

977.).

977.)

89. In the above premises, I hold that the

existence or the execution of the alleged

original Will itself has not been proved. The

shifting stand taken by the plaintiff, from

time to time, is sufficient to explain the

falsity of the case sought to be made out by

the plaintiff. I go a step ahead and hold

that the plaintiff appears to have prepared a

false document purported to be a last Will of

the deceased Late Narendra Gupta in collusion

with his sons and on the basis of false

document claimed probate. The plaintiff is

::: Downloaded on – 09/06/2013 13:37:04 :::
( 61 )

not entitled to get probate, at any rate, on

the basis of the xerox copy of the alleged

Will. The Petitioner-plaintiff has failed to

sufficiently explain and account for

non-production of the original Will. In the

facts and circumstances of the case, no

secondary evidence can be entertained on the

basis of the xerox copy of the alleged Will

for the purpose of granting probate. The

plaintiff has not only failed to sufficiently

explain and account for non-production of the

alleged
ig original Will but the shifting stand,

non-production of the alleged notarised copy

of the alleged original Will and the false

stories sought to be aired has given rise to

number of suspicious circumstances, which the

plaintiff has failed to explain as discussed

hereinafter.

ISSUE No.13:-

———–

90. The Apex Court in the case of Shashi

Kumar Banerjee and others v. Subodh Kumar

Banerjee since deceased cited supra and Kalyan

Singh v. Smt.

                      Smt       Chhoti and    others,
                                              others          A.I.R.




                                        ::: Downloaded on - 09/06/2013 13:37:04 :::
                         ( 62 )



      1990    (cited       supra) Supreme Court               396       ruled

      that    the    Will    is      one of      the      most      solemn

      documents      known to law.          The executant of the




                                                                       
      Will    cannot    be called to deny               execution          or




                                              
      explain    the    circumstances            in which          it     was

      executed.       It    is, therefore, essential                    that

      trustworthy      and unimpeachable evidence should




                                             
      be    produced    before        the Court         to     establish

      genuineness and authenticity of the Will.                           The




                               

Apex Court also ruled that factum of execution

and validity of the Will cannot be determined

purely by considering the evidence produced by

the propounder. In order to test the

credibility of the witnesses and disengage the

truth from falsehood, the Court is not

expected to confine only to that testimony and

demeanour. It is open for the Court to

consider the circumstances brought out in the

evidence or which appear from the nature and

contents of the document itself. It is also

open for the Court to look into surrounding

circumstances of the case to reach a proper

conclusion on the nature of the evidence

adduced by the party. Where there are

suspicious circumstances, the onus would be on

the propounder to explain them to the

::: Downloaded on – 09/06/2013 13:37:04 :::
( 63 )

satisfaction of the Court before the Will

could be accepted as genuine. Such suspicious

circumstances may depend upon facts and

circumstances of each case. Even where there

are no pleadings relating to influence, fraud

or coercion but the circumstances give rise to

the doubts, then it is open for the Court to

go in the circumstances and genuineness of the

Will and the condition of the Testator’s mind

having disposition made in the Will, if prima

facie found that the disposition made in the

Will

are unnatural, improbable or unfair in

the light of the relevant circumstances. The

onus is on the propounder of the Will to

explain them to the satisfaction of the Court.

91. Considering the above parameters laid

down by the Apex Court, assuming for the sake

of argument but not admitting that the alleged

Will was executed by the deceased, it is

required to be proved by the propounder by

reliable evidence and he has to explain

suspicious circumstances as stated.

92. If, at the time of presentation of the

petition, the original Will was not with him,

::: Downloaded on – 09/06/2013 13:37:04 :::
( 64 )

he was required to state in the petition as to

where the original Will was. No such

statement is to be found in the plaint or

petition. The matter does not rest here. Mr

Gaurang Gupta is son of the Petitioner.

According to the plaintiff, his two sons are

attesting witnesses to the alleged Will in

question. The affidavit of Mr Gaurang Gupta

has been filed alongwith the Petition. In the

evidence brought by the plaintiff, he has

stated that the deceased was a patient of

terminal
ig cancer suffering since 1992. The

night falling between 26.11.1993 and

27.11.1993 the deceased testator developed

severe stomach pain, he became serious, he

asked for medical treatment and at the same

time he asked for some papers on which,

according to the plaintiff, he wrote his

subject Will in presence of his wife Mrs

Lalita and two sons of the plaintiff. In none

of the affidavits the presence of Lalita has

been disclosed by the sons of the plaintiff,

namely; attesting witnesses to the Will. The

deceased was admitted in Kambala Hill Hospital

at around 3.00 a.m. on 27.11.1993. He was in

the Hospital for about three days. Mrs Lalita

::: Downloaded on – 09/06/2013 13:37:04 :::
( 65 )

Gupta has said in her affidavit dated

26.11.1993 that she was present throughout

with her husband. She has denied her presence

at the time of execution of the alleged Will

by her husband. No such Will was executed was

her assertion. P.W.2 Gaurang has admitted in

his cross-examination that at about 2:30 a.m.

on 27.11.1993 the deceased Narendra Gupta was

admitted in Hospital on the advise of Dr Sunil

Godbole. If this be so, one can very well

imagine the physical and mental condition of

the

petitioner at the relevant time. One can

reasonably reach to the conclusion that at

such juncture no person can be in a position

to take proper decision, much less to execute

the Will. The deceased was suffering from

cancer right from the year 1992. Ample time

was available with him to execute the Will, if

he wanted to do so. Why one would execute the

Will in the mid night, that too, when he is

severely suffering from cancer and stomach

ache warranting his urgent admission in the

hospital. The affidavit of Gaurang also does

not disclose that the deceased wrote down the

Will in his hand in his presence. There are

no independent witnesses and there was no

::: Downloaded on – 09/06/2013 13:37:04 :::
( 66 )

reason for the deceased to exclude wife from

inheriting the property. The vouchers on the

basis of which the payments alleged to have

been made have not been corroborated by

producing account books to show actual

payments. All these vouchers appears to have

been written at one stroke. No account books

are produced, especially, when they were

maintained by the plaintiff being a

businessman. (See Hiralal & Ors vs. Badkulal

and Ors A.I.R. 1953 S C 225).

225)

93. The above surrounding suspicious

circumstances lead me to come to the

conclusion that the alleged Will was never

executed by the deceased. The same has been

prepared by the Plaintiff to claim the

property of the deceased and to deprive the

widow of the deceased of her legitimate

rights. In order to establish existence of

original Will, different stories were sought

to be brought on record but none could be

substantiated by cogent evidence.

94. Apart from the above, one more

::: Downloaded on – 09/06/2013 13:37:04 :::
( 67 )

circumstance that needs to be taken into

account is that, inspite of the intimation by

the Advocate appearing for Mrs Lalita Gupta

that she has executed Will dated 27.10.1997

and bequeathed her property in favour of Mrs

Snehlata Chhotalal Mody, Mrs Nurupama, Mrs

Nita Hasmukhlal Mody and Mrs Rupa Hasmukhlal

Mody and necessity of bringing them on record,

no attempt was made by the plaintiff to join

them as party-defendants to the Suit. On the

contrary, in collusion with his son defendant

no.1, the consent decree was obtained claiming

probate which was, ultimately, set aside by

the Appellate Court. Thereafter, by consent

of parties, defendant Nos. 2 to 5 were

brought on record. This trick played by the

Plaintiff is also indicative of the scheme

prepared by the Plaintiff to grab the share of

the widow in the property of the deceased.

95. So far as Gaurang Gupta, who has come on

record as legal heir of Mrs Lalita Gupta –

widow of Narendra Gupta is concerned, he has

not proved the Will dated 2.4.1994 as per the

Evidence Act alleged to have been executed by

her in his favour. He came on record as a

::: Downloaded on – 09/06/2013 13:37:04 :::
( 68 )

legal heir of Mrs Lalita Gupta on the basis of

this Will. He was brought on record during

the pendency of the suit in collusion with his

father, the Plaintiff, based on one of the

documents styled as” Will” of Mrs Lalita

Gupta, of which legality, authenticity and

genuineness has not been established. At any

rate, the said document has not been proved in

accordance with the provisions of the Evidence

Act so as to claim to be a legal

representative of the deceased Mrs Lalita

Gupta.

He, therefore, could not be recognised

as a party-defendant to the suit. His name

from the array of parties to the plaint as

defendant No.1 is liable to be struck off.

96. As against above, the defendant Nos. 2

to 5 are brought on record by consent of

parties. It was, therefore, not necessary for

them to establish their right as legal heirs

or legal representatives based on the Will

dated 27.10 1997. But it was very much

necessary for defendant No.1 to establish and

prove that he is a legal representative of Mrs

Lalita Gupta-Caveatrix based on the Will dated

2.4.1994 since he came on record in collusion

::: Downloaded on – 09/06/2013 13:37:04 :::
( 69 )

with his father. A collusive order cannot

create any right in favour of anybody much

less in favour of defendant No.1. Under these

circumstances, by no stretch of imagination

defendant No.1 could be regarded as legal heir

of Mrs Lalita Gupta for the purpose of the

present suit. His name accordingly stands

deleted from the array of parties.

97. In the above totality of athe facts and

circumstances of the case, the plaintiff has

miserably not only failed to prove the alleged

original Will, existence and execution thereof

by the deceased Late Narendra Gupta, but also

failed to remove suspicious circumstances

sketched hereinabove and approached this Court

with unclean hands, tried to play fraud on the

Court and has left no stone unturned to

exploite the process of law. The suit is thus

liable to be dismissed with exemplary costs.

98. Mere dismissal of the suit will not

serve the ends of justice. The property of

the deceased i.e. keys of the bank locker

shall be held by the Prothonotary and Sr.

Master as ordered in the order dated

::: Downloaded on – 09/06/2013 13:37:04 :::
( 70 )

11.2.1999, so long as proper legal heirs of

the deceased do not come forward with their

established legal rights. Till such rights

are established, defendant Nos. 2 to 5 shall

bear the rental charges of the bank locker.

99. In the result, this suit is dismissed in

terms of this order with costs quantified in

the sum of Rs. 50,000/- to be paid by the

plaintiff to the defendant Nos. 2 to 5.

               ig                   (V. C. DAGA,J.)
             
      
   






                                        ::: Downloaded on - 09/06/2013 13:37:04 :::