High Court Kerala High Court

Thanaka vs Sukumaran on 13 September, 2010

Kerala High Court
Thanaka vs Sukumaran on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 211 of 1995()



1. THANAKA
                      ...  Petitioner

                        Vs

1. SUKUMARAN
                       ...       Respondent

                For Petitioner  :SRI.P.N.KRISHNANKUTTY ACHAN(SR.)

                For Respondent  :SRI.D.KRISHNA PRASAD

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :13/09/2010

 O R D E R
                      M.N. KRISHNAN, J.
                   ...........................................
                        A.S.NO.211 OF 1995
                  .............................................
         Dated this the 13th day of September, 2010.

                         J U D G M E N T

This is an appeal preferred against the judgment and

decree of the Subordinate Judge’s Court, Palakkad in

O.S.No.201/1983. Originally the suit was decreed and the

matter came up before this Court in appeal as

A.S.No.357/1986. The judgment was set aside and it was

remanded. Against that order, AFA.No.55/1990 was filed and

this Court disposed of the AFA by directing the trial court to

consider the matter afresh in the light of the observations

contained in the judgment or in other words, directed the

trial court to consider the question whether the Will has

been proved to be genuine and whether suspicion created

by the plaintiffs by pointing out various circumstances has

been removed. For this purpose, the court can look into

the evidence already adduced and the evidence to be

adduced after the remand.

2. After the remand, in the trial court PW3 was

examined and Exts.A6 to A8 were marked. On the side of the

: 2 :
A.S.NO.211 OF 1995

defendants Dws 4 to 7 were examined and Exts.B2 to B6

were marked. On an analysis of the materials, the trial

court came to the conclusion that both the Wills – Exts.B1

and B2 are genuine and they are not surrounded by any

suspicious circumstances and therefore dismissed the suit of

the plaintiffs.

3. Before analysing the facts of the case, it is

worthwhile to state the position of law with respect to Will.

In the decision reported in H. Venkatachala Iyengar v.

B.N. Thimmajamma (AIR 1959 SC 443), the Hon’ble Apex

Court has held that it is always the duty of the propounder

to prove the Will and remove any suspicious circumstances

even surrounding the execution of the Will. The Court also

held that the person who had written the document is no

more and it is trying to find out the truth by sitting on the

arm chair of the testator.

4. The brief facts would reveal that the plaint schedule

property belonged to one Appuchamy. Plaintiffs are the

three children of Appuchamy born in three different wives

namely Ammu, Meenakshi and Malu. The sole defendant is

: 3 :
A.S.NO.211 OF 1995

the wife of deceased Appuchamy. It is the case of the

plaintiffs that Appuchamy died and on his death, the property

had devolved upon the three daughters and the wife and

therefore, the plaintiffs are entitled to 3 out of 4 shares in

the property.

5. The defendants resisted the suit on the ground that

during the life time of Appuchamy on 18.2.1970, he had

executed a Will and therefore by virtue of the Will, on his

death the property had devolved upon the defendants and

therefore, the plaintiffs are not entitled to any relief. It has

also come out now that the sole defendant is dead and by

virtue of another Will executed in the year 1980, the

property had devolved upon supplemental defendants 2

and 3.

6. Now the question to be considered by virtue of the

order of remand is whether the Will is genuine and there are

any suspicious circumstance surrounding the execution of

Will which would invalidate the Will. So far as execution of

the Will and proof of the Will under Section 63 of the Indian

Succession Act, the trial court, the first appellate court as

: 4 :
A.S.NO.211 OF 1995

well as AFA court had found that the Will is executed by

this Appuchamy and its execution has been properly proved.

7. When the matter was heard by a learned single

Judge of this Court, His Lordship found that there are certain

circumstances which requires explanation and if it not

properly explained would amount to suspicious

circumstance regarding the genuineness of the Will. The

Division Bench while considering the AFA also has pointed

out the same and those suspicious circumstances that are

enumerated are:

(1) Exclusion of all the children as legatees in the Will.

(2). Blank spaces are seen at the top and bottom in

page 3 of Ext.B1 Will.

(3). Attestors signed only on the last page where no

portion of the contents of the Will is written.

(4). Unnatural placing of signatures of attestors and

testator on the last page of the Will.

(5) The scribe has not been examined to prove the

reason for the leaving space on page No.3.

8. The first appellate court felt that other than point

: 5 :
A.S.NO.211 OF 1995

No.1 all others are explained. But the Division Bench felt

that all these may have to be considered together to arrive

at a correct decision. The principal point canvassed is that

natural heirs had been disinherited and the only one heir is

given the entire property which is really unreasonable and

that would create suspicion in the mind of a person. Much

case law has been relied on this subject and it has been held

in very many decisions that mere exclusion of a natural heir

by itself does not amount to suspect the genuineness of the

Will. But so far as this case is concerned, there is a

contention for the contesting defendants that each of these

three daughters had been given 4 acres of wet land and 2

acres of dry land during the life time of Appuchamy prior

to his death. In order to impress the said fact, the defendants

after the remand had produced Exts.B2 to B7 and had also

examined DW7. Ext.B3 is an agreement which is not

registered. It is an agreement executed by three sons-in-law

of Appuchamy in favour of Appuchamy whereby each of them

had taken possession of 4 acres of double crop land and two

acres of dry land. Exts.B4 and B5 are partition deed as

: 6 :
A.S.NO.211 OF 1995

well as assignment deed which would refer to nature of the

property whereby it can be seen that the property dealt

with by them really belonged to Appuchamy. It is true that

agreement by itself does not confer any title on the parties,

but in one of the documents it is clearly recited that it had

devolved upon them even. So it is very clear that during the

life time of Appuchamy, the property as described in Ext.B3

had come into possession of the three daughters through

their husbands and there is even apportionment of the rent

for the property obtained by them. DW7 namely Aru who is

an attesting witness to the said agreement had spoken about

the factum of mediation pursuant to which properties had

been put into possession of the three sons-in-law. Therefore

the evidence of DW7 coupled with Exts.B3 to B5 documents

would establish that during the life time of Appuchamy he

had granted 4 acres of double crop and 2 acres of dry

land to the children and therefore one shall not hold that

there had been no parting of property in favour of the

children. Admittedly under Ext.B3 document, no property

has been given to the wife and therefore, it cannot be held

: 7 :
A.S.NO.211 OF 1995

that there is no justification for executing Ext.B1 Will in

favour of the wife – Kuttiamalu. So, the attempt of the

plaintiffs to raise a suspicious circumstance by unequal

distribution of assets does not detain us long to hold that

the Will is surrounded by suspicious circumstances.

9. The next point noted by the Division Bench and

Single Bench of this Court is regarding point Nos.2 to 4

which deals with some blank spaces, attestors signatures

only in the last page and unnatural placing of the signatures.

10. I had meticulously scanned through the Will. The

blank space seen on the third page of the Will is self

explanatory. It can be seen that body of the Will ends in the

3rd page and the schedule starts on the 4th page. Normally

when documents are written and property schedules are

attached it is nothing but a common practice among the

scribes to start schedule of the property in a new page. So

mere leaving space in page 3 does not by itself create a

suspicious circumstance. It has also to be stated that

normally in Will which we come across in civil litigation,

the attestors do not sign in each page but only sign in the

: 8 :
A.S.NO.211 OF 1995

last page of the Will. That is what is precisely done in this

case also. After attaching the schedule in the last page,

name of the witnesses are shown. They had signed

thereafter the scribe had also signed and then the executant

had also signed.

11. I do not find any suspicious circumstance arising

out of such conduct by the scribe. Therefore one cannot

hold that mere gap somewhere in the document is a

suspicious circumstance to vitiate the genuineness of the

will. I do not find any unnatural interpolation or omission

in the document so as to make an appearance of imperfection

or fraud. Therefore those points are also to be held against

the plaintiffs in this case.

12. Lastly regarding non-examination of the scribe.

The trial court had considered this aspect and held that when

really there are no sufficient suspicious circumstances,

which would militate against the correctness of the document,

non examination of the scribe cannot be held to be fatal. The

trial court held that it is not necessary to examine the scribe

under such circumstance when execution of the Will has

: 9 :
A.S.NO.211 OF 1995

been proved by examination of both the attesting witnesses.

So an over all analysis of the entire materials placed before

the court, execution and attestation of the document and

mental capacity of the executant are proved. It is also

proved that property had been given to the persons who are

excluded from the Will previously and the document only

puts up a natural look and it does not create any suspicion

in the mind of the court regarding genuineness.

13. Admittedly Appuchamy was being looked after by

his wife and as daughters had been already provided, he

thought it fit to provide it to the wife and had executed the

Will. So an exhaustive consideration, I also hold that Ext.B1

Will is genuine and therefore the plaintiffs are not entitled

to any relief.

14. Now comes the correctness of Ext.B2. Unfortunately

during the pendency of the suit the original defendant died

and sisters children of the defendants are claiming property

under Ext.B2 Will. The trial court has considered the

evidence with respect to Ext.B2 Will. The attestors have

been examined and scribe has been examined and they have

: 10 :
A.S.NO.211 OF 1995

proved about the mental capacity of Kuttimalu and also the

fact that both the attesting witnesses had seen the executant

signing the document and the executant had seen both the

attesting witnesses signing the document and therefore the

burden under Section 63 of the Indian Succession Act is

properly discharged by them.

15. It is also to be stated that Will is executed in the

year 1980 whereas the plaintiffs had instituted the suit in

the year 1983 and therefore there was no bad intention for

Kuttimalu or the supplemental defendants 2 and 3 to

create a Will three years prior to the institution of the suit.

That is why it is often said men may lie but the circumstances

will never lie. The trial court had considered and analysed

the evidence of attesting witnesses and the propounder and

had arrived at a decision Ext.B2 properly. Therefore the

finding that Ext.B2 is valid and genuine has to be upheld.

Since Ext.B2 Will is proved to be true, genuine, valid and

free of any suspicious circumstances, consequently it

follows that plaintiffs are not entitled to get any right over

the property and therefore, the finding of the trial court to

: 11 :
A.S.NO.211 OF 1995

that effect does not call for any interference and therefore

judgment and decree of the trial court are confirmed and

the appeal is dismissed under circumstances without any

orders as to costs.

M.N. KRISHNAN, JUDGE.

cl

: 12 :
A.S.NO.211 OF 1995

M.N. KRISHNAN, J.

…………………………………….
A.S.NO.211 OF 1995
………………………………………
13th day of September, 2010.

J U D G M E N T