High Court Kerala High Court

Valsala Mohanan vs Vikraman on 29 May, 2008

Kerala High Court
Valsala Mohanan vs Vikraman on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9959 of 2008(I)


1. VALSALA MOHANAN, W/O. MOHANAN,
                      ...  Petitioner

                        Vs



1. VIKRAMAN, S/O. VELUKKUTTY,
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :SRI.C.PRABIN BENNY

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :29/05/2008

 O R D E R
                    M.SASIDHARAN NAMBIAR, J.

                       -------------------------------

                        W.P.(C) No.9959 of 2008

                       -------------------------------

                     Dated this the 29th May, 2008.

                             J U D G M E N T

Petitioner is the plaintiff in O.S.No.1039/04, on the file

of Principal Sub Court, Thrissur. Respondent is the first defendant.

The suit is one for partition. Respondent resisted the suit by setting up

a Will. After a notary attested copy of the Will was produced and three

witness examined, I.A.No.2066/2008 was filed by the petitioner to

forward the Notary attested photo copy of the Will to the

Administrative Officer, Security Printing Press of India, Nazik,

Maharashtra, to ascertain the age of the stamp affixed in the notary

attested copy of the Will. Under Ext.P5, it was dismissed. It is

challenged in this petition filed under Article 227 of the Constitution of

India.

2. The argument of the learned counsel appearing for

the petitioner is that as the original Will was not produced and only a

notary attested copy was produced, its genuineness is to be decided,

and so learned Sub Judge should have allowed the application and sent

the document to an expert.

W.P.(C) No.9959/2008

2

3. The learned counsel appearing for the respondent

submitted that apart from producing the notary copy of the Will, Sub

Registrar was also examined, and in such circumstances, there is no

illegality in Ext.P5 order.

4. On going through Ext.P5 order, I do not find any

illegality or irregularity in the order passed by the learned Sub Judge.

The material question is not regarding the genuineness of attested

photo copy of the Will, but whether the Will registered as Document

No.137/93, dated 21.12.93, is the Will executed by the testator. In

such circumstances, I do not find any reason to interfere with Ext.P5

order. Petitioner is entitled to challenge that order along with the final

judgment in the suit, if it goes against him.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.