High Court Karnataka High Court

Smt Thara Shetty vs Sri B Ramadas Rai on 23 June, 2009

Karnataka High Court
Smt Thara Shetty vs Sri B Ramadas Rai on 23 June, 2009
Author: A.S.Bopanna
  (Byflgi: sv_.R~HvLE:.C;D1: I-EUDLAMANE,ADV.)

IN THE HIGH C()UR"I' op KARNATAKA AT BANGiaLC§I§}i;-   

DATES Tms THE 23rd DAY OF ,._}_UNE'    
BEFORE 1' _ a4':    V
THE HQIWBLE MR. JU'51"*¥£?E: A'5f'*0§'fl3'§ ¥\a}'3'L'\...'. 
REGULAR sacowo APEAIJ 1% is

REGULAR SECON  .N€J_;'._1?'~]\f1f200?

BETWEEN :     V

THARA s;a'E*f*§:y}" _ , V 'V _ 
SINCE DECEAS_E'_D NQ9: "¥€,I§P§<?I:}SS}31I~f'"£7}3D
BY :,.¥2;gP:f2;v:,LA1<:r.Nc;...'j2.&-.3,.-- " 

1 NAVE'Ei¢C§iiAN§:§m*». S}«:§;*i*1*Y A  
ACEEID__AE3O'E£*'T!}_I'YEARS...___ . '

2 M SATE$CHAP€i§:3;A--§vH-E???
AGED ';:3<3t,J'r 3.? YEARS'

, ._E 3{)'i"I-I ARE AGRICUi,.'I'UI?1ST
-  R /st;-% B£tVAGUTH'LE"'HOU SE
 KAD§;;SHW.ALYA VILLAGE
 =BAprru*..e=u,1'A1,uK
 L) K. 1;:»;s'rR;iT;

     RAMADAS RAI

' 'S/C) LATE M RAMANNA SHETTY
ADULT', R/A ATHRABAIL HOUSE
PERNE VILLAGE 85 POST
ESANTWAL TALUK, E} K E)iS'I'RiCT

J»

'I'



2 B GOPALAKI~2I8HNA RAI
sxo LATE M RAMANNA SHETTY
ADULT, c/0 VIJAYA BANK
MAYO HALL BRANCH
PUBLIC U'§'ILlTY BUILDING H   ' 4
M G ROAD, BANGALORE   » K'~$SPG!~!_!2EN'!.'S.

{By Sri: SANATH KUMAR sHE'r'1'Y,ADv.};__  A'

THESE APPEALS ARE F'ELED*§_)fS.1GG'OP'"C--?C AGAINST
THE JUQGMENT 35 DEGREE mp i23._3.o';*..;?AssED. .1115: REA. Nos.
5/01 85 6/o1REsPEcT1v§;L*z.' ON"'I'H'$--- _FILE._OF THE': ADDL.
DiS'I'RICT JUDGE, D.K., MA«NGA_LE>RIa;; gIi)I"é3l$:iIS::"2.!_NG THE APPEAL
AND CONFKRMING THE Junemiwr AND DEGREE [rm
7.122000 Passaxxrn os....2:2/93 ,or~:'r'rHE,---'£°1LE <3? me
PRLCIVIL JUDGE .(sm_31~:) MA].*~Z'GALOF.?.E, L';1s':.s.-z;'ss11~zs:%FT.% 

   are considered together and disposed .

 o:f by  judment.

J

'a



2. 'i'he appellants are the piaintifie in

O.S.No.212/1993. '§'he suit was fileti 

declaration in respect of the suit schedule §I'0p€I_'§.i6'S«"' 

their claim on :2 WELL dated 25.3.1971 said...t§'j~'h;1§é{*1§¢e;i'5

executed by late M.Ramam1a Shetty;   

plaintifi and the father of p1ai11ti_fi's 2  of 'V

piaintifie was that the defendatj;'tsrhave beet: to
claim title to the pmpertg eveftttsit-§eeVVV'tt§tey céiirtie  know
about the said WILL.    that the

defendants haegé  A  to change the

revenue1v;entt'ieéL'§3:(7.d,_t:i*:e  proceedings relating thereto.
The  _ the:efi5t*e:_"'eefi'tended that they being the

absoigta. o§vnei*s..,ei" the seuittecheciule properties in View of the

 V. '"s.:-ii;:1V'ILL; ai"'e«&entit1Veud«for the declaratien as prayed in the

u':111it.& . V

3." fi'AI'i,.e defendants in the Wzitten statement made 2.

 ,  claim apart from disputing the WILL propounded by

  plaintiffs. It was also contended that the properties in

J

'-



 

question were not the absolute properties and had stated

with regard to the properties having belonged to the mother

of the defendants late Muthakke. That apart, the defeiid-eii2.ts~v.,

contended that the said fate Reeeenne Shetty whejis  A'

father of the defendants had executed'    

23.10.1987

and under the said WIi;L

suit schedule properties equaiij’._vtC-…eH his four’
the plainfifis 2 and 3 and d%efef:e1ae#;s 1′ “and The
properties which were Shetty in

the name of been kept in her name in
the said WILL. _ Thus sought for dismissal of

the suit. and u the counter claim. The facts

that the relationship between the

inasmuch as the first plaiiltifi’ is the

seeondd wife’ Ramanna Shetty who had married her

‘after the death of his first wife viz, Muthakke. The plaintifie

are the sons born through the first plaintifi’ and

.._fi’det’ez1dants 1 and 2 ape the sons bom through the fizst wife.

4.

In View of the rival contentions, the trial Court

framed as many as six issues which react as hereunder: ;

E)

Whether plaintiffs pnove that late M.
Shetty has executed :21 East will dated:
Whether defendants prove _that._Iate

Shetty has executed la: Wi_lI”~ 1″

25.19.1987′? V
Whether plaintiffs pxttivetf that 2 thggs ‘ the
absolute <3wr:e;4$~,_of :.'g§fl:T;and 'B' ectivedule

properties as per Wit} 3.?

‘pztovve that they are entitled

‘ “vfertt1/4t’-\ sfiégre in the suit properties?

” W1:1et}1er’V’:1;>£aiVt1tiffs are to be directed to give
2 ‘ aeeeunts vrtetéstrdirag income from the date sf death

father iate M. Ramanna Shetty?

xgvhat reiiefs the parties are entitled?

Ieoieter to discharge the bl.1}f’d€11 east on the parties,

u x V’ the seeoztti ylainfifi examined himself as F”W.1 and 3. witness

.”‘tA*_.D’§12;enI§ataram was examined- as PW.2. The documents at

J

‘5

Ex13.s.P1 to P51 were marked. The first defendant examined

himself a$ DW. 1 and the witnesses Sri Annappa Naik

N.K.Sadashivaiah were examined as DWS2

documents at Exhsfll to D7 were marked.

6. The trial Court on ;analyeQi1_1§’_V3:A.11e e§if:1é£*.ce VV

(iismisseé the suit 3.13.6. decreeti.e¢’L:.fi3.e S its
judgment and decree dated ?’. 1&.2;’2i§'(V}’€3’VV\is.’h_ere1,fi3;<:i;er one-

faurth share to the defe£1de¢nise._Veie;' in the WILL

dateé. :0;.:1§3*;V was dgemea and in eflect the plaimes
were a1sc e1:;1it1ed on their behalf under the

saw wreeze me claw inning to be aggrieved by the said

'.}'edgfi1e.m:«."eprefenec3 Aappeals before the Lower Appellate

the dismissal of the suit and the ether

heifiig_44egain,.e_t' deereeing of the counter claim. The said

'e:.ppea}s" VSa%é,re registered as RA N035 and 6 of 2801

J

"a

'7. The Lower Appellate Court on re–appreciatio1:1 oftjze

materials by its judgment dated 22.3.2007 has .

both the appeals. The plaintifls are therefore M

Court in these two appeais against the

and judgment rendered by the % V __ V

8. Heard Sri S.R.Hegde 1eai’:;e<t:._:ee113;:§3e1
for the appellants and K.

Counsel for the 1’espon(ien;’ts.f’ _

9. TI:1;::_ ieferred to in the same rank as

assigxmd» to before” trial Court for the purpose of

ee3;:zvetz1.iefi&:’e clarity.

” ‘teamed counsel far the plaintifis would

‘e§¥fltend’*tt’ié;t at the outset, since the defendants themselves

on a subsequent WILL ti) contend that by the

WILL, the earlier WILL ciated 25.3.1971 Ieiieci on by the

u has been revoked, the further proof of the said

J

WILL does not arise. In that context, the question. is as to

whether the W§LL dated 21.10.1987 has been proved

defendants in acoordance with law. In this _

counsel would contend that the W¥LL refied. V ”

defendants is shrouded with sfispieiefi;

defendants had not nelied on ‘vefien

change of mutation exxtfies “i’he on
subsequently in the Sl1fit.’~..’_ ._ to the
sigxatime available iu the in the

WILL reigied _0iidefefi€iants_’is shaky and not sixniiar to
the signeitige of Shetty. ‘That apart, Late

Ramanna 1She4€t3z,VWas.{wex1d:Iy wise ami was aware that there

V. ’13: 3’:1d”e~§eqiiiz”e.t11ent o§A’HétaWm p paper for the WELL and as such

‘$21; ‘ii;;cu 1136 made the WILL on a plain paper in

his’ and had further deposited the same. it =

is also cexgfiezlded that the éate on which the eecond WILL is

been made is a NARAKACHATURDASHE day, on

day, he could not have made the WILL. it is filrther

°’eo113:ended that when these and the other suspicious

1

‘*1

circumstances were raised, it was ineumbe:§i””o:;v— _

propounder of the WILL to remove the euspieion, dd

instant case, the defendants have failed tode 5;; em .’

the Courits below were not justifled. _ ” .V ; d
1 1. On the other ha.nd,__”~1ea1ned for “the

defendants contended that at the pmhabfiifies of
making the second is evident

from the vexy sequence Qf”eve:fis i’£1,£§;$I}i1v}LCh’V’£?laS ihe mother of

the ciefe:1Y1daI2’_fdAsA’ f1gI:’$’;~§’VvyVife_’ of Ramanna Shetty died in
the year A1’9S£3_andV_d}:1e”}§ed._:’ii1:ai’r’ied the firs’: pIai1:1i3’fi’ in the

year 1960 sueh fhed WILL which was executed in

V. ‘£;he 5I9?1,.&that providing cmly Rs.6,000/ ~ each to

‘:1___~.e there were other properties cannot he

of ‘1;~e¢;%; W131.’ ‘ : ‘3–.V.i1′{1x’tZ1er when Ramanna Shetty himself had

jpined ‘t1;1e71. defendants alse in execution of a mertgage

“%ia:d$e;efien, the action of having excluded the defendants to

right to property in the f1I’St WILL was met the

u “WiI1(}€p€I}{‘.i€I3.t decision of Ramanna Shetty. As such on

J

“0

Ii}

xealjsirzg at a subsequent distaut point <31' _

appropriate WILL hae been mack: proyjiding equalijlightl ever; u " =

the irmoperty to all his children and the VT AA

more nature}, In this backgxfeiuxgé, xfizefi th€I7€' 1'§'::7.4$V':.Va
WiLL in existence and when 'fiireggpunéeé
the same before the their
iauxrien by exeminixzg the iféfiimess and the
scribe. Hence, ae t1e_e:V.fdecument, it was
proved in Vwith rtzganfi to the

suspieicéus ___sought to be made out by the
plaintiif, 2:13;; evideneeer would disclose that even the

admitted that point in time contain the

V. °signéitt.€ire'S'A:ixiVV'aAAshaléjeiiiélnner. Though the fabricatien of the

the piainflfis have not proved the same.

Ofi t3:1c::ae_ both the Courts below have analysed

Vibe evidegee and have came is an appropzéate finding of fact

V'§'§Li1d:;:€$é'A_«$uch according to the learned ceunse} the judgments

not call for interference, nor is there any substantial

u fquesfion of law far consideration.

J

I1

12. in the background of the co11tentio:1sV.«.1)g1~§sV$ete*”‘,:’Le”

perusal of the judgment of the tug’ § Court.wou1d M

as already noticed, the issues were binxview
the similar riva} contentions raisecis

The essence of the suit was t}:ze 1*ig}_z.i:_%c1aj me§1 by

under the WILL dated. 25,3;—-19′?*’-1. ‘–~.._ m’,””t3;1m¢..v~’é110r1nal

circumstance, the of the

said WiLL were reqtgireei-I6″ «jg accordance

with law’, Ho§n%e9§ze:r,_ tbeinsfant case, :13; was not a mere
denia} by {he the ciefendants by way of

counter piefieugfrlded the subsequem WILL dated

.2’1,1G’;i.98′”:* beipg WILL and since it was stated that

been revoked, the burdezu. was 03 the

éefeiueieuts on them by issue No.2. In this pegazd, it

seen ” the first defendant had examined himself as

‘.'”witI:1 regard to the right claimed in respect of the

under the said WILL. Ftxrther, the WILL was

fiequixed to be gxroved as contemplated under Seetien 68 of

J

1

the Evidence Act and as such one cf the attesfir; g:’*wi.t§j¢:;*§§Se$”‘ ‘

viz, Sri Annappa Naik was examm ed_&$ DW.2′ u u

an: N.K.Saciashiva2’ah was examned’:as:’_:)w.3′;’.

bmugixt on record that the 0t1:1t§?;f_v§’at.7§t;=:stj1i’g
WILL viz., Sri subba;3ra%’_Bhand.g§A- this
regard, the certificate The WILL in
question had b€En.v.Ij1ark§td”¢’%S:’vE§€;. insofar” as
the requiremcfii ” of uc:>f”i;.he document, on
noticing the indicate that the
exacutioifi A’ a perusal of the
judmen£’«:§ga¥dij3g.A’vi{IA1%€ of the evidence even if

COI1Sid£I3Ei’d fiic’ bf: the contentions urged by the

. V. c(3°::11’sgI for ééppellant, it would not indicate any

7;: at ;§

“I3. Vjother question raised with mgard to the

*Vsuspi§iir;ai?.3«V éifcumstance of the subsequent WILL being

_ efibci i3 that the signature of the {estate}:

Shetty is shaky 31:1 the saiai WILL-dated 21.10.1987

J

“5

as cosczpared to {he siflature in the earlier .

25.03.1971 regarding which there is V1:}§3>$cIio1is”d-ie$}:21§{fxé. fifiz” “‘ ‘V

the ouizsei, the evidence of the sczibefi {DW3}

that he has iéentified the signature

as Ex.[}2(a). He has also stateei’ he the
contents to the He further
stated that the testatofs –‘”@V;;§;f:A1»i.§1_’«(3onditioz1 was
alright, but 1315 ‘figgxgg as such his
signature of the said witness
has meta: ” ellxanner in the cross-

examinatgbgé ” “fact, the PW. I hjmseif has

admitted. tha{” “age, Sri Ranaanna Shetty had

and the fingers were shaky. In

{he said oral evidence, as rightly pointed

out counsel for the defendants, the V613!

‘2¥,ocumen1f.ei. reiieé on by the plainéfis containing the

at Exhs.P42{a), P43(93. 1944(3) 8a(b), P45(a)T 6:. (b)

.___””.iazoVi;Id indicate that in the year $986 itself, the signatures

‘4 become shaky andje very admitted documents would

*0

14

indicate that the signature cannot be disputed znezely

becauee it is not simikar to the signature appeazing <3;-£1: ._

i.e., the eariier WILL dated 2s.3.19?:. Refexegiee *

made to the document at Ex.D4 which~»i3._a« 'dfVIVatfer,{_1ey

executed it: favour of the first

document age'. the same Wou.ld'»i;9;di§:ate the

In addition, the rejoindexj noticeV__d:.e1*t».e;;1'u1vS.4;.199:1_AAis§;i1ed on
behalf of the plainfifis P13 itself would

indicate that the piain. ' §eA"'§.:'.xeIfp..sel'ge§'; the fact

that since N_o§efiiher_ Ramanna Shetty was not well
and was 'bf his fingers though mentally

he was a gumig It is further stated that hence

}::e"g1s}zsx.$;a1i<)"*ia afiie to e.1'V@ ;v)roperijg since August 1987. In fact

fl_1e' ifaave also referred to these aspects of the

matte}; to Vr:s::'1'1L'J%{:'1Vio the conclusion that the document cannot

'be t€I'Bft!:fC§ 3 as suspieieus merely because the signature

shaky. Such oonciusien being based on the evidence

' .._ "ava%il:ab1e an record is neither perverse 120$' eonhaxy to law.

J

'c

14. At this stage itself, it is necessmy to noti e.”‘the

application filed by the plaintiflsj appellants ‘_”

Court under Order XXVI Ruie 10A read with Sec’t:i:§):1jV’_151 ‘

CPO to refer the document Ex.DC2;’A§.V.e;;« «the

21.10.1937′ for scientific ipveseagafimy reg;-fixing ”

signature on me alleged W§LLVb3rc:’L:c0mp&h:imgc
at Ex.P42 to P45. On pe;r;;sing,.i_fC%iié;€,\;1s in the
amdavit accompanying L. keeping in
View the Ieasonvs’ “‘§.§ou1a be clear

that, tr_>fP45 are also slightly shaky
and in uexérent,’ at Ex.D4 being a document

admitted by tee icasmuch as though the same was

tfie.defefi€i.éifits, it was produced in the Court by

évissiie of appropriate notice and in the said

jlwhich is not disputed By the plaintifi’, the

outxight shaky and the same cougaled with the

Qgimission in the rejoinder notice as stateé above would leave

no jroom for doubt so as to require sciexztific investigation. In

ifsuch chcumstance, when comparison as pexmrissible under

J

Section 73 of the Evidence Act itself woulri be sufi_ig::iei1t,~ A’

unaeoeesaxy to grant the prayer. That ayart,

been made by the plaintifls either bhefote

before the Lower Appellate Court opi’ti’io§:t’ of V’

expert and as such it is too iatetthe {iay “seek for tench

prayer. ‘_ _ _’ V A

15. Thezefoxe, insofar’ – ae__ suspicious

cireumstaneee with zgegasflt the document,

apart fmm the the evidence, the Lower
Appeflate the evidence and on

noficirtg the letégaltpositiotté has afilmed the findings, which is

aoc:e§tét>Iet’ to A. and no fi1I’th€}C° investigation is

” V

3 “I6. other cilcumstanoe which was attempted to

‘ be with Iegaxd to the stamp paper ¥:>eing dated

on Atagslgblie hoiitiay has also been dealt with comprehensively

below and in my view, apaxt from the correct

J

‘5

conclusion reached by the Courts beiow on that aspect,

when the defendants have psoved the execution

document and have dispelied the other _

circumstances, they cannot be expected to a$1S’x3′;’fi1;:” of u

the testator having purchased or executed’ t_j.he–_ .d

a particuiar day. Yet anothexr o_ii’cuij1s_danee ddtoflbeb

pointed out by the ieained :11″: that
fly when the for éhéuge of
mutation entry after the dead; Shetty, had not

relied one the …oz1iyf subsequently the WILL is

propounded into being of the WILL

is suspicious. ‘V111. the fact which is not in dispute ‘

‘is that $aid~.;I1utatioi1 proceedings had cuEmm’ ated in writ

that stage, the WILL was relied on and

the exlplanafioiiibeing that the same could have been relied

only” .,;3.i1er having knowledge of the same cannot be

aside. Flnther as stated above, when the WILL is

in accordance with law, the burden was heavier on

V , ijthe piaintziffs io prove that the WILL is a forged document as

J

‘B

hand Wouid not admit of similar situation Which: 1 ”

noticed in the decided cases. In fact, in ».*I;1¢: dd

testator has divided the property id tfie.

well as the defendants and theidéizs-..3qo hot
natural. Even in the cage of
REDDY AND OTHERS d(2§b0d(i)L_ on by the
Ieamed counsel sfog” suspicious
cixtzumstanccgsd the manner of
dispositions and as such
this fhcddh there were coficuxxent
findings. A”‘r_};1’c: above would indicate that

this Cgurf; has 1V1§>t”.;=icc£§§;>t{?,;c.l the validity of tha WILL dated

. V. filemly the concmrent findings rendfired,

1b_12f_{)Ii daf1a1y’sing’_i’i;he situation, has same: to the conclusion

that 1116 findings in the present facts are neither

Venvneous her perverse. Hence the said decisions would net

V’ vgfdssistance to the piaintiffs to persuade me to take 3.

…WxrieVfi;=s2* difiémnt from that which has been taken by the Courts

ifbelow. Infact the decision in the case of PADMAVATHI vs

i

”5

RAMAKRISHNA SHETTY Arm ANOTHER (1999

whczrein {his Court had accepted the Eater b

distributed the properties equaiiy

against the exclusion of the othor hoiis profegofinoe £0 axfiy V

one in the earlier WILL, relied for

the defendants would be; mom V fo._the foois oh hanci.

18. Gonsidgiilg 101:’ ‘tirxe matter, I am
of the opi:1;ion ‘ do not project any

substazivtiflfi of_:AV”La}v– for consideration. The
concurztani: ..oj3i1:Iiox:i$V by the Courts below by way

of findfilig of and do not call for intcrforence.

. Heooe apfxsals a1oo'”1ioble to be disposed of at the stage of

1eu;ifiisSioJ;iL”«._&Ho:ic¢_i~:it is ordered as follows:

..(;.>.8_D_’.E.§
I) ” 1 Misc. Civil No.8-438/2(){}9 is dismissed.
._ i§f) RSA Nos.1713/2097 and 13141209? stand

dismissed.

mg The palms’ to tmr {heir own Costs-‘.<':i:i1

appcais. .

A

Akcf 13%