Loading...

Supreme Court of India

Siddamurthy Jayarami Reddy (D) By … vs Godi Jaya Rami Reddy & Anr on 1 April, 2011

Last Updated on 9 years

| Leave a comment

Supreme Court of India
Siddamurthy Jayarami Reddy (D) By … vs Godi Jaya Rami Reddy & Anr on 1 April, 2011
Author: R Lodha
Bench: Aftab Alam, R.M. Lodha
                                                                                                          

                                                                    REPORTABLE





                 IN THE SUPREME COURT OF INDIA

                   CIVIL APPELLATE JURISDICTION


                   CIVIL  APPEAL NO. 2916 OF 2005





Siddamurthy Jayarami Reddy (D) by LRs.                       .... Appellants


                                    Versus


Godi Jaya Rami Reddy & Anr.                                    ....Respondents 





                                JUDGMENT

R.M. Lodha, J.

The controversy in this appeal, by special leave, is

concerned with will dated May 21, 1920 executed by Bijivemula

Subba Reddy resident of Chennavaran, village Kattera Gandla,

Badwel Taluq, Cuddapah District. The question is one of

construction upon which the two courts – High Court and trial court –

are not in accord and, have taken divergent view.

1

2. At the time of execution of the will, Bijivemula Subba

Reddy – a Hindu – was aged about 75 years. He had his wife

Subbamma, daughter Pitchamma, son-in-law Rami Reddy, widowed

sister Chennamma, widowed daughter-in-law and granddaughter

Lakshumamma living. His only son Sesa Reddy had died in 1917.

The testator was man of sufficient wealth. He had landed property

(wet and dry lands and wells) at various places, namely, in

Katteragandla, Rampadu, Varikuntla and Thiruvengala Puram. He

also owned few houses and plots of lands at different places. He

had moveable properties as well in the form of bonds, securities and

promissory notes. The will recites, as indeed is the undisputed fact,

that the testator, except one house situate at Kotha Laxmipally

village in which he had 1/3rd share, was the absolute owner of the

properties specified therein.

3. Pitchamma had no child although she had married 20

years before the execution of the will. The testator desired that his

daughter Pitchamma adopted a son with the consent of her husband

and his granddaughter Lakshumamma got married to the adopted

son of his daughter Pitchamma.

2

4. The will is written in vernacular (Telugu). The

correctness of its English translation annexed with the appeal was

disputed by the respondents. The parties were then directed to

submit agreed translation of the will which they did and that reads as

follows:

“I, Bijivemula Subba Reddy son of Balachennu, resident of

Chennavaran village Kattera gandla, Badwel Taluq

Cuddapah District, cultivation, this the 21st day of May,

1920, with sound mind, free will executing the will.

Now I am aged about 75 years. My wife Subbamma

is living. I had one son by name Sesa Reddy. He died at

the age of 24 years, about three years back. He had one

wife and one daughter aged about 6 years by name

Lakshumma. I have one daughter by name Pitchamma. I

have given in marriage to one Rami Reddy adopted son of

Siddamurthi Duggi Reddy, Papireddypally village Rampadu

Majira., though she married about 20 years back, but she

has no issues.

She intended to take a boy in adoption with the

consent of her husband.

As I am old I could not [sic] able to run my family.

After the death of my son, since 15 years, the above

persons are looking after my family and my welfare.

I have also one widow sister by name Chennamma.

She is living with me since 30 years. She is also helping

me in all aspects. I intend to give my grand daughter

Lakshumamma to the proposed adopted son of my

daughter Pitchamma.

In the said event, I intend to give all my belongings,

moveable and immovable properties to the said Lachumma

and the adopted son of my daughter Pitchamma. But my

3

daughter and her husband so far did not take any steps for

getting a boy in adoption. Now as I am sick and suffering

from fever and other ailments, I am doubting whether I can

perform the above said acts during my life time.

I own lands in Katteragandla Village, Rampadu

village, Varikuntla village, and Thiruvengala puram village,

both wet and dry lands and also wells. I also own a Midde

in Majira. I have one Beeruva in Pancha of my house. I

also have household articles, kallamettelu. I also have

lands in Papireddypally village of Rampadu Majira, two

plots and I have absolute rights in one of the same. I also

have one house in Kotha Laxmipally village, of Kathera

gandla majira and in that I have 1/3rd share. I also have

bonds and securities and promissory notes transactions.

As I have the above said moveable and immoveable

properties and as I am having absolute rights over the

same, none others have any rights whatsoever in the

above said properties. Therefore, I intend to execute the

will and the same shall come into force after my demise.

The following are the terms of the will.

1) After my demise, my grand daughter,

Lachumamma who is the daughter of my

son shall have absolute rights in my

entire properties.

2) As my grand daughter is minor, till she

attains the age of majority and attains

power to manage the above said

properties, I hereby appoint my son in

law Siddamurthy ramireddy as executor

of the will till then.

3) According to the will of my grand

daughter Laxmamma, in case to marry

the adopted son of my daughter, it shall

be performed.

4) As I am having my wife Subbamma,

Widow daughter in law, Pitchamma, and

4

my widow sister Chennamma, the

present guardian, Ramireddy and my

grand daughter Laxmumma, after

attaining majority, shall look after the

above persons. If they do not satisfied

(sic) with the above arrangements, they

shall enjoy my property with limited rights

and necessary arrangements shall be

made by the guardian and after him and

my grand daughter Laxmamma after

attaining majority.

5) In case, as God’s grace is not in favour of

my aforesaid proposals, namely if my

daughter did not take any boy in adoption

and if the said boy will not accept to

marry my grand daughter Laxmamma, I

intend to give my aforesaid properties,

1/3rd share to my daughter Pitchamma

and her husband who is also my son in

law Ramireddy together. The remaining

2/3rd share is given to my grand daughter

Laxmumma.

Accordingly I executed the will and they have

the right to partition and they shall enjoy the

properties after division with absolute rights during

their life time and thereafter their legal heirs”

5. Bijivemula Subba Reddy died within few months of the

execution of the will. After few years of death of the testator,

Pitchamma wanted to adopt Godi Venkat Reddy as her son but

her husband Rami Reddy did not agree to that adoption. Rami

Reddy left the Village Chennavaran, his wife Pitchamma and settled

in other village – Pappireddypally. Rami Reddy then married with

5

Subbamma. Out of the wedlock of Rami Reddy and his second

wife, two sons were born : (i) Siddamurthy Jayarami Reddy and (ii)

Siddamurthy Rami Reddy.

6. Lakshumamma married Godi Venkat Reddy somewhere

in 1926 and out of that wedlock one son Godi Jayarami Reddy was

born. Unfortunately Godi Venkat Reddy died within three years of

marriage. Godi Jayarami Reddy has one son Godi Ramachandra

Reddy. Rami Reddy died in 1939; Pitchamma died in 1953 and

Lakshumamma died in 1971.

7. In 1980, the two sons of Rami Reddy, born out of

wedlock of his second wife Subbamma, filed a suit for partition of the

schedule properties – the properties bequeathed by Bijivemula

Subba Reddy vide his will dated May 21, 1920 – claiming 1/3rd share

therein under that will. They also claimed rent and profits. The case

of the plaintiffs was that they and the defendants were members of a

composite family and were in joint possession and enjoyment of the

properties of Bijivemula Subba Reddy and as per the will they were

entitled to 1/3rd share. During the pendency of the suit, one of the

sons died and his legal representatives were brought on record.

The plaintiffs are the present appellants.

6

8. The defendants traversed the claim of the plaintiffs and

set up the plea that there was a dispute between Pitchamma and her

husband Rami Reddy over the adoption of Godi Venkat Reddy; Rami

Reddy left the house somewhere in 1924 and settled in Village

Pappireddypally. It was averred that Rami Reddy married a second

wife and not only abandoned Pitchamma but also abandoned his

rights to the property given under the will. Pitchamma then looked

after the family in the absence of any male member, managed the

properties and got the patta of these properties transferred in the

name of Lakshumamma and bequeathed her share in the property by

a will in 1953 to Lakshumamma.

9. The defendants also set up the plea that Lakshumamma

purchased few properties mentioned in the schedule from her own

resources in 1955. They gave the details of those properties. They

further set up the case that Lakshumamma after executing the will on

March 6, 1953 partitioned the properties between herself and first

defendant. By way of additional written statement, the plea of res

judicata was raised. The defendants are the respondents herein.

7

10. On the basis of the pleadings of the parties, the trial court

framed diverse issues; the parties let in oral as well as documentary

evidence and the trial court heard the counsel for the parties.

11. The trial court in its judgment dated December 22, 1986

negated the plaintiffs’ claim that they and the defendants were

members of a composite family and the subject properties were in

their joint possession and enjoyment. However, the trial court did

hold that under the will dated May 21, 1920 Pitchamma and Rami

Reddy got 1/6th share each in the properties of the testator. While

concluding so, the trial court held that there was no condition

imposed in the will by the testator that his daughter Pitchamma and

son-in-law Rami Reddy must adopt a son and her granddaughter

should marry the adopted son of Pitchamma and her husband. It was

only a pious wish of Bijivemula Subba Reddy that his daughter

Pitchamma adopted a son with the consent of her husband and that

his granddaughter Lakshumamma should marry the adopted son of

Pitchamma and her husband. The trial court further held that the

plaintiffs were not claiming the property directly as legatees under the

will but as legal heirs of Rami Reddy and Pitchamma since will had

come into force and was acted upon after the death of Bijivemula

8

Subba Reddy and, accordingly, Pitchamma and Rami Reddy got 1/6th

share each. The trial court also held that the property acquired by

Pitchamma by way of bequest under the will was a separate property

and after her death, it devolved upon her husband’s heirs (i.e.

plaintiffs) and, thus, plaintiffs were entitled to 1/3rd share in the

schedule properties. The trial court negated the plea of adverse

possession set up by the defendants and passed a preliminary

decree for partition in favour of plaintiffs with regard to their 1/3rd

share.

12. The defendants (present respondents) challenged the

judgment and decree passed by the trial court in appeal before the

High Court. The High Court formulated three points for determination

in the appeal viz; (i) whether Rami Reddy failed to comply with the

obligations cast on him under the will dated May 21, 1920 executed

by Bijivemula Subba Reddy and he abandoned the family and if so,

whether his legal heirs (Plaintiffs) could claim his share in the

property of the testator; (ii) whether will executed by Pitchamma in

1953 was genuine, true and bona fide and (iii) whether the

defendants have acquired rights in the schedule properties by

adverse possession.

9

13. The High Court held that it was obligated upon Rami

Reddy under the will to maintain the dependants of the testator and

act as an executor of the will. Rami Reddy failed to discharge both

obligations – in maintaining the dependants of the testator and in

acting – as executor. The High Court, thus, concluded that Rami

Reddy could not claim any property under the will. The High Court

overturned the finding of the trial court as regards the will executed

by Pitchamma and held that the will executed by her in 1953 was

genuine and true. As regards plea of adverse possession set up by

the defendants–although negated by the trial court–the High Court

held that there was ouster of the plaintiffs 60 years back and there

was no semblance of any enjoyment of property by the plaintiffs’

predecessors-in-title along with the defendants jointly. Consequently,

the High Court by its judgment dated April 20, 2003 reversed the

judgment and decree of the trial court and allowed the appeal

preferred by the defendants.

14. It is from the judgment of the High Court that present

appeal by special leave arises.

15. Mr. R. Sundaravaradan, learned senior counsel for the

appellants argued: The importation of Section 57 and Section 141 of

10

Indian Succession Act, 1925 (for short, `the 1925 Act’) is wholly

inappropriate since the present case is concerned with the muffussil

will of a Hindu dated May 21, 1920 with regard to the properties

situate outside the city of Madras. The muffussil wills (executed

before 1927) do not require the formalities of execution, attestation

and revocation to be carried out in the manner required by the 1925

Act. The parties did not join issue about the truthfulness of the will

and there was only dispute about its construction and

implementation. Even if it be assumed that Section 141 of the 1925

Act is attracted, the same has been complied with; the attesters were

already dead.

16. It was vehemently contended by Mr. R. Sundaravaradan

that the property vested in the executor in 1920 on the death of

testator and Section 141 of the 1925 Act, even if applicable, could not

divest such vesting in title. Dealing with the expression “take the

legacy” in Section 141, it was argued by learned senior counsel that

the said expression means taking possession of legacy and not

vesting of the legacy. He submitted that the word “executor” used

in the will has been used in loose sense of the term; Rami Reddy was

the son-in-law of the testator, he was looking after and managing the

11

lands and, therefore, the legacy bequeathed to him was not because

he was to be the executor in strict sense but because he was the

testator’s son-in-law and manager.

17. Learned senior counsel submitted that there is no legal

evidence of mismanagement, malversation or misappropriation and

a vague allegation that the executor has not done his job required no

serious consideration. He argued that the marriage of Rami Reddy

with Subbamma was with the consent of Pitchamma and there was

no legal impediment for a Hindu to have a second wife before Hindu

Succession Act, 1956 or Bigamy Prevention Act, 1949 especially

when Pitchamma was barren and it is indeed a legal requirement

based on Shastric injunction to have progeny so that religious

efficacy of satisfying the souls of forefathers is completed. Learned

senior counsel contended that there was no voluntary and conscious

abandonment by Rami Reddy and the High Court was in clear error

in holding so.

18. Mr. R. Sundaravaradan criticized the findings of the High

Court on the plea of adverse possession set up by the defendants

and genuineness of the will executed by Pitchamma in 1953 in favour

of Lakshumamma.

12

19. Mr. P.S. Narasimha, learned senior counsel for the

respondents, on the other hand, supported the judgment of the High

Court.

20. Indian Succession Act, 1865 (for short, `the 1865 Act’)

was enacted to provide for intestate and testamentary succession in

British India. Section 331 of the 1865 Act, however, excluded its

applicability to intestate or testamentary succession to the property of

any Hindu, Muhammadan or Buddhist and it further provided that its

provisions shall not apply to any will made, or any intestacy occurring,

before January 1, 1866.

21. By the Hindu Wills Act, 1870 (for short, `the 1870 Act’),

statutory provisions were made to regulate the wills of Hindus,

Jainas, Sikhs and Buddhists in the Lower Provinces of Bengal and in

the towns of Madras and Bombay. Inter alia, Section 2 thereof

provided as follows :

“S. 2. The following portions of the Indian Succession Act,

1865, namely,–

sections forty-six, forty-eight, forty-nine, fifty, fifty-

one, fifty-five and fifty-seven to seventy-seven (both

inclusive),

sections eighty-two, eighty-three, eighty-five, eighty-

eight to one hundred and three (both inclusive),

13

sections one hundred and six to one hundred and

seventy-seven (both inclusive),

sections one hundred and seventy-nine to one

hundred and eighty-nine (both inclusive),

sections one hundred and ninety-one to one hundred

and ninety-nine (both inclusive),

so much of Parts XXX and XXXI as relates to grants

of probate and letters of administration with the will

annexed, and

Parts XXXIII to XL (both inclusive), so far as they

relate to an executor and an administrator with the will

annexed,

shall, notwithstanding anything contained in section

three hundred and thirty-one of the said Act, apply–

(a) to all wills and codicils made by any Hindu,

Jaina, Sikh or Buddhist, on or after the first day of

September one thousand eight hundred and seventy,

within the said territories or the local limits of the ordinary

original civil jurisdiction of the High Courts of Judicature at

Madras and Bombay; and

(b) to all such wills and codicils made outside

those territories and limits, so far as relates to immoveable

property situate within those territories or limits:”

22. The 1925 Act which came into force on September 30,

1925 has eleven parts. Part VI has twenty three chapters. Section

57 to Section 191 are covered by Part VI. Section 57 provides thus:

“S.57. Application of certain provisions of Part to a class of

Wills made by Hindus, etc. – The provisions of this Part

14

which are set out in Schedule III shall, subject to the

restrictions and modifications specified therein, apply–

(a) to all Wills and codicils made by any Hindu,

Buddhist, Sikh or Jaina on or after the first day

of September, 1870, within the territories which

at the said date were subject to the Lieutenant-

Governor of Bengal or within the local limits of

the ordinary original civil jurisdiction of the High

Courts of Judicature at Madras and Bombay;

and

(b) to all such Wills and codicils made outside

those territories and limits so far as relates to

immoveable property situate within those

territories or limits; and

(c) to all Wills and codicils made by any Hindu,

Buddhist, Sikh or Jaina on or after the first day

of January, 1927, to which those provisions are

not applied by clauses (a) and (b):]

Provided that marriage shall not revoke any such Will

or codicil.”

Clauses (a) and (b) of Section 57 of the 1925 Act are pari materia to

clauses (a) and (b) of Section 2 of the 1870 Act. Clause (c) is a new

provision.

23. As noticed above, present case is concerned with the will

executed in 1920. The will is admittedly a muffussil will as it has

not been executed within the local limits of ordinary original civil

jurisdiction of the High Court of Judicature at Madras. Clause (a) of

Section 57 is apparently not attracted. The subject will also does not

15

relate to immoveable properties situate within the local limits or

territories as set out in clause (a). In this view of the matter, clause

(b) is also not attracted. Clause (c) does not get attracted, as it

applies to wills and codicils made on or after January 1, 1927.

24. Since the subject will is not covered by any of the clauses

of Section 57, Part VI of the 1925 Act is not applicable thereto.

Section 141 which falls in Chapter XIII of Part VI of the 1925 Act that

provides – if a legacy is bequeathed to a person who is named an

executor of the will, he shall not take the legacy, unless he proves the

will or otherwise manifests an intention to act as executor — is, thus,

not applicable to the subject will. As a matter of fact, both learned

senior counsel were ad idem that Section 141 of the 1925 Act, as it

is, has no application at all.

25. We may also state that although the statutory provisions

concerning construction of wills from Sections 74 to 111 of the 1925

Act do not apply but the general principles incorporated therein

would surely be relevant for construction of the subject will.

26. It is well settled that the court must put itself as far as

possible in the position of a person making a will in order to collect

the testator’s intention from his expressions; because upon that

16

consideration must very much depend the effect to be given to the

testator’s intention, when ascertained. The will must be read and

construed as a whole to gather the intention of the testator and the

endeavor of the court must be to give effect to each and every

disposition. In ordinary circumstances, ordinary words must bear

their ordinary construction and every disposition of the testator

contained in will should be given effect to as far as possible

consistent with the testator’s desire.

27. The above are the principles consistently followed and,

we think, ought to be guided in determining the appeal before us.

What then was the intention of this testator? The only son of the

testator had predeceased him. At the time of execution of will, he

had his wife, widowed sister, widowed daughter-in-law, daughter and

minor granddaughter surviving; the only other male member was his

son-in-law – Rami Reddy. He intended to give all his properties to

the granddaughter but he was aware that after her marriage, she

would join her husband’s family. The testator intended that his entire

estate remained in the family and did not go out of that and having

that in mind, he desired that his daughter adopted a son with the

consent of her husband and his granddaughter married the adopted

17

son of his daughter. He, therefore, stated, “I intend to give all my

belongings, moveable and immoveable properties to the said

Lakshumamma and the adopted son of my daughter Pitchamma”.

He expressed in unequivocal terms, “after my demise, my

granddaughter Lakshumamma who is the daughter of my son shall

have absolute rights in my entire properties”.

28. The testator gave two very particular directions in the will

that until Lakshumamma attained the age of majority and attained

power to manage properties; (one) Rami Reddy shall act as an

executor till then and (two) the executor shall look after the female

members in the family, namely, his wife Subbamma, widowed

daughter-in-law, daughter Pitchamma, widowed sister Chennamma

and granddaughter Lakshumamma. Rami Reddy, thus, was

obligated to carry out the wishes of the testator by managing his

properties and looking after the minor granddaughter Lakshumamma

till she attained majority and also look after other female members in

the family.

29. The clause, however, upon which the appellants’ are

claiming the rights in the properties of Rami Reddy is the clause that

reads “…if my daughter did not take any boy in adoption and if the

18

said boy will not accept to marry my granddaughter Lakshumamma, I

intend to give my aforesaid properties, 1/3rd share to my daughter

Pitchamma and her husband, who is also my son-in-law Rami Reddy

together. The remaining 2/3rd share is given to my granddaughter

Lakshumamma”.

30. Mr. R. Sundaravaradan, senior counsel for the appellants

is right in contending that the above clause in the will is not a

repugnant condition that invalidates the will but is a defeasance

provision.

31. In Mt. Rameshwar Kuer & Anr. v. Shiolal Upadhaya and

Ors.1, Courtney-Terrell, C.J., speaking for the Bench, explained the

distinction between a repugnant provision and a defeasance

provision thus :

“The distinction between a repugnant provision and a

defeasance provision is sometimes subtle, but the general

principle of law seems to be that where the intention of the

donor is to maintain the absolute estate conferred on the

donee but he simply adds some restrictions in derogation

of the incidents of such absolute ownership, such

restrictive clauses would be repugnant to the absolute

grant and therefore void; but where the grant of an

absolute estate is expressly or impliedly made subject to

defeasance on the happening of a contingency and where

the effect of such defeasance would not be a violation of

any rule of law, the original estate is curtailed and the gift

over must be taken to be valid and operative.”

1 A.I.R. 1935 Patna 401

19

32. The distinction between a repugnant provision and a

defeasance provision explained in Mt. Rameshwar Kuer1 has been

followed subsequently. In our view, Patna High Court rightly explains

the distinction between a repugnant provision and a defeasance

provision.

33. The question, however, upon which the fate of this appeal

depends is : whether Rami Reddy became entitled to any legacy by

virtue of the defeasance clause under the will at all.

34. The testator was clear in his mind that after his death, his

granddaughter should have absolute rights in his entire properties.

He has said so in so many words in the will. However, he

superadded a condition that, should his daughter Pitchamma and

son-in-law Rami Reddy not adopt a son or if his daughter and son-

in-law adopted a son but that boy did not agree to marry his

granddaughter, then 1/3rd share in his properties shall go over to his

daughter Pitchamma and her husband Rami Reddy. The bequest to

the extent of 1/3rd share in the properties of the testator in favour of

Pitchamma and her husband Rami Reddy jointly was conditional on

happening of an uncertain event noted above. As a matter of fact and

in law, immediately after the death of testator in 1920, what became

20

vested in Rami Reddy was not legacy but power to manage the

properties of the testator as an executor; the legacy vested in

Lakshumamma, albeit, defeasibly to the extent of 1/3rd share. The

only event on which the legacy to Lakshumamma to the extent of

1/3rd share was to be defeated was upon happening of any of the

above events. Mr. R. Sundaravaradan, learned senior counsel, thus,

is not right in contending that on the death of testator in 1920, the

legacy came to be vested in Rami Reddy and once vesting took

place, it could not have been divested.

35. It has come in evidence that Pitchamma wanted to adopt

Godi Venkat Reddy as her son, but her husband – Rami

Reddy – did not agree to that and as a result thereof Godi Venkat

Reddy could not be adopted by Pitchamma. On the issue of adoption

of Godi Venkat Reddy, a serious dispute ensued between Pitchamma

and her husband. Rami Reddy left the family of the testator and the

village Chennavaran somewhere in 1924 and went to nearby village

Pappireddypally where he married second time. It may be that there

was no legal impediment for Rami Reddy to have a second wife

before the Hindu Succession Act, 1956 or Bigamy Prevention Act of

1949 when no child was begotten from Pitchamma yet the fact of the

21

matter is that he abandoned the family of the testator. There is no

merit in the submission of Mr. R. Sundaravaradan that abandonment

was not voluntary and conscious.

36. Rami Reddy neither continued as a guardian of minor

granddaughter Lakshumamma nor looked after the testator’s wife,

widowed daughter-in-law, widowed sister and daughter. The female

folk were left in lurch with no male member to look after. He took no

care or interest in the affairs of the family or properties of the testator

and thereby failed to discharge his duties as executor.

37. In view of the predominant desire that his granddaughter

should have his properties and that his properties did not go out of

the family, the testator desired that his daughter adopted a son with

the consent of her husband and his granddaughter married that boy.

The conditional legacy to Rami Reddy (to the extent of 1/3rd share

jointly with Pitchamma) was not intended to be given to him if he

happened to be instrumental in defeating the testator’s wish in not

agreeing to the adoption of a son by his (testator’s) daughter. Such

an intention might not have been declared by the testator in express

terms but necessary inference to that effect can safely be drawn by

reading the will as a whole. In the circumstances, the legacy to the

22

extent of 1/3rd share cannot be held to have ever vested in Rami

Reddy jointly with Pitchamma as it was he who defeated the adoption

of son by the testator’s daughter. As a matter of fact by his conduct,

Rami Reddy rendered himself disentitled to any legacy.

38. Not only that Rami Reddy did not discharge his

obligations under the will of looking after the family and managing

the properties as an executor but he was also instrumental in

frustrating the adoption of son by the testator’s daughter. Much

before the defeasance clause came into operation when

Lakshumamma married Godi Venkat Reddy who could not be

adopted as son by Pitchamma, Rami Reddy had already left the

testator’s family for good and abandoned the legacy that could have

come to him under that clause.

39. The plea, of the appellants, that Rami Reddy’s family

from the second wife and the testator’s family was a composite family

and the properties were joint family properties of the plaintiffs and the

defendants, has not been accepted by the trial court as well as High

Court. We have no justifiable reason to take a different view on this

aspect.

23

40. Importantly, Rami Reddy during his life time – although he

survived for about 19 years after the death of the testator – never

claimed any legacy under the subject will.

41. All in all, on the construction of the will and, in the

circumstances, it must be held, and we hold that no legacy came to

be vested in Rami Reddy and he did not become entitled to any

interest in the estate of the testator and, therefore, the plaintiffs did

not acquire any right, title or interest in the properties of Bijivemula

Subba Reddy.

42. In view of the above, the challenge to the findings of the

High Court on the plea of adverse possession set up by the

defendants and the genuineness of the will executed by Pitchamma

in 1953 pale into significance and needs no consideration.

43. In fairness to Mr. R. Sundaravaradan, learned senior

counsel for the appellants, it must be stated that he cited the following

authorities: (Katreddi) Ramiah and another v. Kadiyala Venkata

Subbamma and others [A.I.R. 1926 Madras 434]; Balmakund v.

Ramendranath Ghosh [A.I.R. 1927 Allahabad 497]; Ratansi D.

Morarji v. Administrator-General of Madras [A.I.R. 1928 Madras

1279]; Bhojraj v. Sita Ram and others [A.I.R. 1936 Privy Council 60];

24

Ketaki Ranjan Bhattacharyya and others v. Kali Prasanna

Bhattacharyya and others [A.I.R. 1956 Tripura 18]; P. Lakshmi Reddy

v. L. Lakshmi Reddy [(1957) SCR 195]; AL. PR. Ranganathan

Chettiar and another v. Al. PR. AL. Periakaruppan Chettiar and

others [A.I.R. 1957 S.C. 815]; Darshan Singh and others v. Gujjar

Singh (Dead) By LRs. and others [(2002) 2 SCC 62]; Govindammal v.

R. Perumal Chettiar and others [(2006) 11 SCC 600] and

Govindaraja Pillai and others v. Mangalam Pillai and another [A.I.R.

1933 Madras 80]. However, in view of our discussion above, we do

not think we need to deal with these authorities in detail.

44. In the result, appeal fails and is dismissed with no order

as to costs.

…………………….J.

(Aftab Alam)

………………….. J.

(R.M. Lodha)

NEW DELHI,

APRIL 1, 2011.

25