Calcutta High Court (Appellete Side)
(Madhabi Kundu Since Deceased) & Ors vs Subhra Kundu & Ors on 7 July, 2025
Author: Rajasekhar Mantha
Bench: Rajasekhar Mantha
2024:CHC-AS:2493-DB
IN THE HIGH COURT AT CALCUTTA
CRIMINAL APPELLATE JURISDICTION
APPELLATE SIDE
Present:
The Hon'ble Justice Rajasekhar Mantha
&
The Hon'ble Justice Ajay Kumar Gupta
F.A. No. 274 of 2013
With
I.A. No. CAN 10 of 2024
Sumit Kumar Kundu
(Madhabi Kundu since deceased) & Ors.
Versus
Subhra Kundu & Ors.
For the Appellants : Mr. Debajyoti Basu, Sr. Adv.
Mr. Diptomoy Talukdar, Adv.
Mr. Shirshania Roy, Adv.
Mr. Dibyendu Ghosh, Adv.
For the Respondents : Mr. Suman Dutt, Sr. Adv.
Mr. Siddhartha Banerjee, Adv.
Mr. Paritosh Sinha, Adv.
Mr. Amitava Mitra, Adv.
Ms. Urmi Sengupta, Adv.
Mr. Naman Agarwal, Adv.
Hearing concluded on : 2nd July, 2025
Judgment on : 7th July, 2025
Rajasekhar Mantha, J.
1. The appellants were the defendants in OS Suit No. 11 of 2001. They are aggrieved by the grant of letters of administration in favour of the 2 2024:CHC-AS:2493-DB Respondents by its judgment dated 13th March 2012, passed by the Additional District Judge, 8th Court at Alipore, South 24 Parganas. I. FACTS OF THE CASE AND PROCEEDINGS IN THE TRIAL COURT
2. One Hridoy Krishna Kundu died in the town of Durgapur, on 31st May 1977.He was a Hindu governed by the Dayabhaga School of Hindu Law. At the time of his death, the deceased left behind two sons and a daughter, namely Gorachand Kundu, Tapan Kumar Kundu, and Jayanti Roy.
3. Gorachand died on 29th March 1992, leaving behind his widow Madhabi Kundu, two sons, Sumit Kumar Kundu and Amit Kumar Kundu, and a daughter Madhuchhanda Kundu.
4. On the 23rd of August, 1999 Hridoy Krishna's younger son Tapan filed an application (Case No. 341 of 1999) for grant of letter of administration of a holographic handwritten Will and testament of the deceased testator dated 20th October, 1968 under Section 232 of the Indian Succession Act, 1925 before the Learned District Delegate at Alipore (South 24 Parganas Dist). On the application being cited, the Appellants, Madhabi, Sumit, Amit and Madhuchanda objected to the grant of letters of administration. The daughter of the Testator, Jayanti Roy did not object to the application.
5. Consequently, Case No. 341 of 1999 was converted into Original Suit (OS) No. 11 of 2001.Defendant no.4, Madhuchanda Kundu, and defendant no. 5, Jayanti Roy, did not contest the proceedings.
6. During the pendency of the suit, Tapan died on 25th September, 2008. His widow, Subhra, son Samrat, and daughter Samapika were substituted in his place.
3
2024:CHC-AS:2493-DB
7. The defendants/appellants contended as follows in the Written Statements:-
a. The Will propounded by the Plaintiff/Respondent was forged, fabricated, manufactured and fictitious.
b. The deceased had never executed any Will.
c. The deceased was not in a proper frame of mind during the last days of his life. He had severe old age ailments and was an imbecile. He did not have the capacity to understand the contents of any documents, much less the capacity to execute a Will.
d. The Will could not have been written by the Testator in his own handwriting. The handwriting and signature are not that of the Testator.
8. It is further contended that there were suspicious circumstances surrounding the execution of the Will in the following manner. a. The publication of the Will after 31 years of the alleged execution is itself a suspicious circumstance.
b. The property of the deceased at 13/3/3 Swinhoe Street, Kolkata, now known as Anil Maitra Road, Kolkata 700019, and the landed properties at Shantipur in the District of Nadia, acquired by the Testator, have been voluntarily mutated in the names of the Gorachand Kundu, Jayanti Roy and the original plaintiff Tapan Kundu, sometime during 1985-86. c. The deceased, during his lifetime, did not disclose the execution of any Will. The Will does not deal with a large number of movable properties, jewellery, furniture, and articles worth Rs. 20 lakhs and Rs. 2 lakhs cash of the deceased.
9. Based on the above pleadings, the Trial Court framed the following issues:-
"1. Is the suit maintainable in its present form and prayer?4
2024:CHC-AS:2493-DB
2. Is this suit bad for defect of parties?
3. Has this court jurisdiction to try this suit?
4. Is the Will in question executed by Hridoy Krishna Kundu forged fabricated or manufactured one?
5. Was Hridoy Krishna Kundu physically fit and mentally alert at the time of execution of the Will under consideration?
6. Is the plaintiff entitled to obtain letters of Administration of the last Will of Hridoy Krishna Kundu as prayed for?
7. To what other relief or relieves if any, to which is the plaintiff entitled."
10. On behalf of the original plaintiff, the first witness was one Dipak Prakash Kundu, an attesting witness. The plaintiff himself deposed as PW 2. On behalf of the defendants, only the second defendant, Sumit Kumar Kundu, deposed.
11. The only surviving attesting witness PW 1 Dipak Prakash Kundu, (then an Advocate by profession) deposed that on 20th October 1968, the testator came down to his joint family residence Lake View Road in south Calcutta, a distance of about 5 kilometers, and climbed 3 flights of stairs to the third floor and executed the Will. PW 1 was the nephew of the testator (brother-in- law's son). At the time of the execution of the Will, the testator's brother-in- law, Debaprosad Kundu was present and signed as an attesting witness. PW 1 left the room after witnessing the Will. It appears that the Will also witnessed by Ishani Kundu (sister-in-law of the Testator) and one Suniti Kundu.
12. He further deposed that the testator made corrections in the Holographic Will in his own handwriting and requested Debaprosad, Dipak, Suniti, and 5 2024:CHC-AS:2493-DB Ishani to sign as attesting witnesses. All the other witnesses, except PW-1, died before the filing of the application in the court below. The testator was mentally and physically sound at the time of execution of a Will.
13. The propounder and younger son of the deceased, Tapan Kumar Kundu, deposed that he received the Will from his aunt, Ishani Kundu. Ishani died on 30th July, 1979.
14. Tapan proved the handwriting and signature of his father. The death certificate of the testator was also proved.PW 1, Dipak Prakash, also stated that he was brought up in a joint family along with the testator for a considerable period of time, which is why he was acquainted with his signature.
15. It transpires from the evidence and pleadings on record that the testator lived in Swinhoe Street (also in south Calcutta), with his older son Gorachand and his wife and children until the year 1973. He thereafter moved to and lived in Durgapur with the younger son, Tapan, until his death in the year 1977. Tapan had a room reserved for himself in the Swinhoe Street House. He stayed there whenever he visited Kolkata.
16. It has further come to light in evidence that the testator's immovable property at Swinhoe Street and two landed properties at Shantipur in Nadia District were mutated sometime in the year 1985 or thereabouts in the joint names of Gorachand, Tapan, and Jayanti, his three children and legal heirs.
17. In view of certain disputes and differences with Sumit, Gorachand's son, the original plaintiff Tapan, filed the application in question. The Court below analysed all pleadings, the evidence on record and found that the 6 2024:CHC-AS:2493-DB respondents, legal heirs of the original Plaintiff, i.e. younger son of the Testator, were entitled to letters of administration and decreed the suit. II. ARGUMENTS ON BEHALF OF THE APPELLANTS
18. Learned Counsel for the appellant would contend that the propounder, Tapan Kundu has not been able to dispel the suspicious circumstances surrounding the Will in question for the following reasons:
a. The Will executed on 20th October 1968 by the testator was never disclosed either by the testator or anyone else until 30years thereafter, in the year 1999.On the proposition that delay in disclosure of the will is a ground for its rejection, reliance is placed on a decision of the Privy Council in the case of M.T. Biro v. Atma Ram reported in 1937 Privy Council 101. Reference is also placed on a decision in the case of Kalyan Singh v. Smt. Chhoti reported in (1990) 1 SCC 266 at paragraphs 19, 20, 21 and 22 thereof:-
b. The Testator, who lived for 9 years after the execution of the Will, himself did not disclose the same to any of his three children.
c. The testator suffered a cerebral attack in the year 1964 and had to be hand-fed by Madhabi, his older daughter-in-law, since he was paralysed on the right side. He, therefore, could not have hand-written an 8-page holographic Will on his own.
d. The Testator also was incapable of travelling the distance of 5 kilometres, from Swinhoe Street to Lake View Road or climbing stairs to the third floor to approach the witnesses and obtain their attestation.7
2024:CHC-AS:2493-DB e. The plaintiff did not disclose the said Will even when the joint mutation of the three properties of the deceased was voluntarily obtained by him and his siblings.
f. There was absolutely no plausible reason whatsoever for Tapan being given an extra share in one of the properties.
20. In respect of the execution of the Will, it was vehemently argued by Learned Counsel that the handwriting and the signature on the purported Will were not that of the testator. There were many unexplained corrections and interpolations in the Will made with a different ink. These are suspicious circumstances surrounding the execution of the will, which have not been dispelled by the plaintiff/propounder. Reliance is placed on a decision of the well-known decision of H. Venkatachala Iyengar v. B.N. Thimmajamma and Others reported in AIR 1959 SC 443 at paragraphs 18 to 21, 25, and
26.
21. The appellants also argued that the Trial Court erred in ignoring the 30-year delay in the disclosure of the Will. The Will ought to have been filed within 3 years of its discovery by the propounder. Tapan had stated in his evidence that he got the Will from his paternal aunt, Ishani.
22. Admittedly, Ishani died in July 1979. It, therefore, must be inferred that Tapan received the Will before July 1979. Tapan, therefore, should have filed the application for probate within 3 years of the knowledge of the will, i.e. by 1982. Reference is made to a decision of the Supreme Court in the case of Kunvarjeet Singh Khandpur v. Kirandeep Kaur and Ors. reported in (2008) 8 SCC 463 at paragraphs 13 to 16 thereof.8
2024:CHC-AS:2493-DB
23. Learned Senior Counsel for the appellant submitted that the Khandpur decision (supra) approved the decisions of the Supreme Court in Kerala State Electricity Board v. T.P. Kunhaliumma reported in (1976) 4 SCC 634, and partially approved the decision of the Bombay High Court in Basudev Daulatram Sadarangani v. Sajni Prem Lalwani reported in 1983 SCC OnLine Bom 54 at Para 14 and 15 thereof. He relied on the same principle in the decision of Krishan Kumar Sharma v. Rajesh Kumar Sharma reported in (2009) 11 SCC 537 and a decision of a Coordinate Bench in the case of Paritosh Patra and Ors. v. Angur Bala Ranaand Ors.reported in AIR 2014 Cal 133.
24. On the argument that Article 137 of the Limitation Act, 1963 would be applicable in cases where no period of limitation is prescribed, reliance is placed in the decision of Mahavir v. Union of India reported in (2018) 3 SCC 588. He submitted that the said Decision was also authority for the proposition that when a statute confers a right, it also provides for a repose. It is submitted that a litigant is deprived of a statutory right if he does not approach the Court within the prescribed time.
25. On the importance of period of limitation and long delay, reference is made to Paragraphs 14 and 15 of the decision of State of Kerala v. V. R. Kalliyanikutti and Anr. reported in (1999) 3 SCC 657, and the case of Ramesh Nivrati Bhagwat v. Dr. Surender Monohar reported in (2020) 17 SCC 284 para 12 and 13 thereof.
26. On the proposition that a propounder of a Will must prove the Will, inter alia, by examination of one or more attesting witnesses and must remove all substantial circumstances with regard to the execution of the Will, reliance 9 2024:CHC-AS:2493-DB is placed by Mr. Basu on the decision of Murthy & Ors. v. C. Saradambal reported in (2022) 3 SCC 209. Further reliance is placed on para 12 and 21 on the scope of Sections 63 to 68 of the Indian Succession Act, 1925. On the validity of a Will and proof of satisfaction of the Court, reliance is placed in the case of Shivakumar v. Sharanabasappa reported in (2021) 11 SCC
277. III. ARGUMENTS ON BEHALF OF THE RESPONDENTS
27. Mr. Suman Dutta, learned Senior Advocate representing the respondent, has argued as follows:
28. The Will, comprising in 10 pages in the handwriting of the testator, is a holographic Will. Greater emphasis and force must therefore be placed on such Will. Reliance is placed on the decision of Joyce Primrose Prestor v. Vera Marie Vas reported in (1996) 9 SCC 324.
29. It is further submitted that once an execution on the mental and physical capacity of the testator is proved, the onus to prove suspicious circumstances shifts to the objector/defendants/appellants herein. Reliance is placed on the decision of Madhukar D. Shende v. Tarabai Aba Shedage reported in (2002) 2 SCC 85, particularly para 8 and 9 thereof. He also placed reliance on the decision of Venkatachala Iyenger (supra) to argue that the appellants have not led any concrete evidence whatsoever to demonstrate any substantial circumstances surrounding the execution of the Will.
30. He further placed reliance on the Khandpur decision (supra) to indicate that the cause of action for seeking probate or letters of administration of a 10 2024:CHC-AS:2493-DB Will is a continuous one. It has accrued in the instant case, in terms of Article 137 of the Limitation Act, 1963, from the date disputes arose with the contesting defendant, Sumit. He submits that an application for probate by the executor is merely a duty and cannot be waived by the propounder.
31. Reference is made to the decision of this Court in the case of A.E.G Carapiet v. A.Y Derderian reported in AIR 1961 Cal 359 that irrespective of any settlement or agreement between the parties, inter alia, by joint mutation of the property, a probate Court is bound to either grant or reject probate vested with an application for grant under the Indian Succession Act, 1925.
32. It was argued that if one has to manufacture a Will, a holographic Will would never be prepared. The appellants have failed to produce any evidence to contradict the absence of mental and physical capacity of the testator. The evidence of the attesting witnessesremains unchallenged.
33. It is also argued that despite a right having been reserved to file an additional written statement after examination of the original Will, no such additional written statement was produced. There is no cross-examination as regards any collusion or connivance between the propounding and the attesting witnesses.
IV. THIS COURT'S FINDINGS AND ANALYSIS The Delay in making the Application for Letters of Administration.
34. Admittedly, the respondent/plaintiff was also not aware of the Will and its execution until he received the same from his aunt Ishani Kundu, sometime in 1979, before she died.
11
2024:CHC-AS:2493-DB
35. The two brothers, Tapan and Gorachand being respective beneficiaries under the Will, resided in their respective demarcated portions in the house at Swinhoe Street. Gorachand had constructed a house at Anil Maitra Street. Jayanti Roy, their sister, was given in marriage to a very well off family after the death of her first husband. The legal heirs of the testator were all comfortably living in their respective portions of the property of the testator. It is therefore not unusual for Tapan to have delayed the publication of the Will in question. The evidence of Tapan in the Trial Court indicates that he was advised to enter into a family settlement of the properties with his brother by one Dr. Kundu.
36. Tapan appears bonafide, with the best of intentions, obtained mutation of the properties of the testator in the joint names of himself, his brother and his sister. It is Jayanti who ought to have been the most aggrieved for being disinherited from the properties of her father by reason of the Will. She did not even bother to contest the proceedings or challenge the Will.
37. The testator's version, that Jayanti was too well settled and comfortable in her marital house appears to have been proved by her refusal to challenge the Will. It has further come to light in cross-examination of the original plaintiff/respondent that disputes and differences cropped up between Sumit and the plaintiff Tapan after the death of the former's father, Gorachand. On being confronted with the Will, Sumit is stated to have called upon Tapan to seek probate of the Will. It is only then that Tapan applied letters of administration.
38. While it is true that a delay of 20 years has occurred in publication in of the Will in question even applying the Article 137 of the Limitation Act, the right 12 2024:CHC-AS:2493-DB to apply for letters of administration must be deemed to have accrued immediately upon Sumit, calling upon Tapan to obtain probate/letters of administration of the Will. It would be appropriate at this juncture to set out paragraphs 13 to 16 of the Khandpur decision (supra).
"13. Article 137 of the Limitation Act reads as follows:
"Description Period of limitation Time from which period begins to run of suit
137. Any other Three years When the right to apply accrues."
application for which no period of limitation is provided elsewhere in this Division.
The crucial expression in the petition (sic Article) is "right to apply". In view of what has been stated by this Court, Article 137 is clearly applicable to the petition for grant of letters of administration. As rightly observed by the High Court in such proceedings the application merely seeks recognition from the court to perform a duty and because of the nature of the proceedings it is a continuing right. The Division Bench of the Delhi High Court referred to several decisions. One of them was S. Krishnaswami v. E. Ramiah [AIR 1991 Mad 214]. In para 17 of the said judgment it was noted as follows : (AIR p. 222) "17. In a proceeding, or in other words, in an application filed for grant of probate or letters of administration, no right is asserted or claimed by the applicant. The applicant only seeks recognition of the court to perform a duty. Probate or letters of administration issued by a competent court is conclusive proof of the legal character throughout the world. An assessment of the relevant provisions of the Indian Succession Act, 1925 does not convey a meaning that by the proceedings filed for grant of probate or letters of administration, no rights of the applicant are settled or secured in the legal sense. The author of the testament has cast the duty with regard to the administration of his estate, and the applicant for probate or letters of administration only seeks the permission of the court to perform that duty. There is only a seeking of recognition from the court to perform the duty. That duty is only moral and it is not legal. There is no law which compels the applicant to file the proceedings for probate or letters of administration. With a view to discharge the moral duty, the applicant seeks recognition from the court to perform the duty. It will be legitimate to conclude that the proceedings filed for grant of probate or letters of administration is not an action in law. Hence, it is very difficult to and it will not be in order to construe the proceedings for grant of probate or letters of administration as applications coming within the meaning of an 'application' under Article 137 of the Limitation Act, 1963."13
2024:CHC-AS:2493-DB
14. Though the nature of the petition has been rightly described by the High Court, it was not correct in observing that the application for grant of probate or letters of administration is not covered by Article 137 of the Limitation Act. Same is not correct in view of what has been stated in Kerala SEB case [(1976) 4 SCC 634] .
15. Similarly reference was made to a decision of the Bombay High Court in Vasudev Daulatram Sadarangani v. Sajni Prem Lalwani [AIR 1983 Bom 268] . Para 16 reads as follows : (AIR p. 270) "16. Rejecting Mr Dalpatrai's contention, I summarise my conclusions thus--
a. under the Limitation Act no period is advisedly prescribed within which an application for probate, letters of administration or succession certificate must be made;
b. the assumption that under Article 137 the right to apply necessarily accrues on the date of the death of the deceased, is unwarranted;
c. such an application is for the court's permission to perform a legal duty created by a will or for recognition as a testamentary trustee and is a continuous right which can be exercised any time after the death of the deceased, as long as the right to do so survives and the object of the trust exists or any part of the trust, if created, remains to be executed; d. the right to apply would accrue when it becomes necessary to apply which may not necessarily be within 3 years from the date of the deceased's death;
e. delay beyond 3 years after the deceased's death would arouse suspicion and greater the delay, greater would be the suspicion; f. such delay must be explained, but cannot be equated with the absolute bar of limitation; and g. once execution and attestation are proved, suspicion of delay no longer operates."
Conclusion (b) is not correct while Conclusion (c) is the correct position of law.
16. In view of the factual scenario, the right to apply actually arose on 9-8-1999 when the proceedings were withdrawn by Smt Nirmal Jeet Kaur. Since the petition was filed within three years, the same was within time and therefore the appeal is without merit, deserves dismissal, which we direct but in the circumstances without any order as to costs."
39. The said Khandpur decision (supra) has been approved by the Supreme Court in the Ramesh Nivruti Bhagwat decision (supra) and also in the Krishna Kumar Sharma decision (supra) and the Paritosh Patra decision (supra) cited by learned Counsel for the appellant. There is sufficient explanation for the delay in Tapan's filing of the application for letters of administration. The execution and attestation of the Will itself, 14 2024:CHC-AS:2493-DB having been proved, suspicion on the ground of delay cannot operate any further. Tapan was only performing a legal duty in giving effect to the intention of the testator. The conditions in the ratio laid down in the Khandpur decision (supra) has been fulfilled in all respects, by Tapan.
40. Tapan applied for letters of administration only when it became necessary, i.e. after Sumit challenged the Will in question. Insofar as the M.T. Biro decision (supra) is concerned, the Privy Council found that in addition to the delay in publishing the Will in question, the disposition was found to be unnatural. The said decision, therefore, cannot come to the aid of the appellant. The principle of repose, expounded in the Mahavir Decision (supra), particularly paragraphs 20 and 21, would have no manner of application in the facts of the case and even otherwise the said decision rendered in the context of the Land Acquisition Act. The object and purpose of the Land Acquisition Act are substantially different from the object and purpose of the Succession Act, 1925. The right to apply for probate has also been held to be a continuing cause of action.
41. In Sameer Kapoor v. State reported in (2020) 12 SCC 480, it was held:-
"15. Now the next question which may arise for consideration would be, whether for an application for probate or letters of administration with will, the period of limitation would begin to run from which date?
16. While considering the issue involved, the decision of this Court in Kunvarjeet Singh Khandpur [Kunvarjeet Singh Khandpur v. Kirandeep Kaur, (2008) 8 SCC 463 is required to be referred to and considered. In the said decision, this Court considered the decision of the Bombay High Court in Vasudev Daulatram Sadarangani v. Sajni Prem Lalwani [Vasudev Daulatram Sadarangani v. Sajni Prem Lalwani, 1983 SCC OnLine Bom 54 : AIR 1983 Bom 268] , as well as, the decision of the Madras High Court in S. Krishnaswami, In re [S. Krishnaswami, Inre, 1990 SCC OnLine Mad 200 : AIR 1991 Mad 214] . In the said decision, thisCourt (at SCC pp. 467- 68, para 13) referred to and considered para 24 of thedecision of the Madras High Court in S. Krishnaswami [S. Krishnaswami, In re,1990 SCC OnLine Mad 200 : AIR 1991 Mad 214] , which reads as under:15
2024:CHC-AS:2493-DB (S.Krishnaswami case [S. Krishnaswami, In re, 1990 SCC OnLine Mad 200 : AIR1991 Mad 214] , SCC OnLine Mad) "24. In a proceeding, or in other words, in an application filed for grant ofprobate or letters of administration, no right is asserted or claimed by theapplicant. The applicant only seeks recognition of the court to perform aduty. Probate or letter of administration issued by a competent court isconclusive proof of the legal character throughout the world.
Anassessment of the relevant provisions of the Succession Act, 1925 doesnot convey a meaning that by the proceedings filed for grant ofprobate or letters of administration, no rights of the applicant aresettled or secured in the legal sense. The author of the testament hascast the duty with regard to the administration of his estate, and theapplicant for probate or letters of administration only seeks the permissionof the court to perform that duty. There is only a seeking of recognitionfrom the court to perform the duty. That duty is only moral and it isnot legal. There is no law which compels the applicant to file theproceedings for probate or letters of administration. With a view todischarge the moral duty, the applicant seeks recognition from thecourt to perform the duty. It will be legitimate to conclude that theproceedings filed for grant of probate or letters of administrationis not an action in law. Hence, it is very difficult to and it will not beorder to construe the proceedings for grant of probate or letters ofadministration as applications coming within the meaning of an"application" under Article 137 of the Limitation Act, 1963." 16.1. This Court approved the observations made in para 24 by the Madras HighCourt in S. Krishnaswami [S. Krishnaswami, In re, 1990 SCC OnLine Mad 200 :AIR 1991 Mad 214] insofar as the nature of the petition for grant of probate orletter of administration is concerned. However, this Court did not agree withthe finding that the application for grant of probate or letters ofadministration is not covered by Article 137 of the Limitation Act.
17. Therefore, considering the law laid down by this Court in Kunvarjeet SinghKhandpur [Kunvarjeet Singh Khandpur v. Kirandeep Kaur, (2008) 8 SCC 463] , itcan be said that in a proceeding, or in other words, in an application filedfor grant of probate or letters of administration, no right is asserted orclaimed by the applicant. The applicant only seeks recognition of the court toperform a duty. Probate or letters of administration issued by a competent courtis conclusive proof of the legal character throughout the world. That theproceedings filed for grant of probate or letters of administration is not an actionin law but it is an action in rem. As held by this Court in Kunvarjeet SinghKhandpur [Kunvarjeet Singh Khandpur v. Kirandeep Kaur, (2008) 8 SCC 463] :(SCC p. 468, para 15)"15. ... '16. ... (c) ... an application [for grant of probate or letters ofadministration] is for the court's permission to perform a legal duty created by will or for recognition as a testamentary trustee and is a continuous rightwhich can be exercised any time after the death of the deceased, as longas the right to do so survives and the object of the trust exists or anypart of the trust, if created, remains to be executed.' [Ed.: As observed inVasudev Daulatram Sadarangani v. Sajni Prem Lalwani, 1983 SCC OnLine Bom54, para 16.]
18. Applying the law laid down, in the aforesaid decision and theobservations made hereinabove, the submission on behalf of the 16 2024:CHC-AS:2493-DB appellants thatProbate Case No. 15 of 2001 filed by Respondent 2 for letters of administrationunder Section 228 of the Act, read with Section 276 of the Act is barred by law oflimitation, cannot be accepted.
19. In the plaint, it was specifically pleaded that after passing away of thefather of the parties in the year 2000, the appellants startedintermeddling with properties bequeathed to Respondent 2, which weresituated in Delhi and, therefore, left with no option, he was compelled toapply for letters of administration. Therefore, even as per the pleadingsin the application, the cause of action started from the date on which theappellants started making claimsin respect of the properties bequeathed toRespondent 2, after passing away of the father of the parties in the year2000. Therefore, in the facts and circumstances of the case, both the learnedSingle Judge and the Division Bench have rightly refused to reject the applicationin exercise of powers under Order 7 Rule 11 CPC.
20. In the facts and circumstancesof the case and as observed hereinabove, it cannot be said that the applicationfor letters of administration was clearly barred by the law of limitation which wasrequired to be rejected in exercise of powers under Order 7 Rule 11(d) CPC. Weare in complete agreement with the view taken by the High Court.
42. The ratio of Sameer (Supra) is Section 137 of the Limitation Act would apply to probate proceedings. The rigour of the limitation law would however not apply thereto, given the right to apply for probate is a continuous right. Further, no law compels a person to apply for probate. It is out of moral obligation to give effect to the wishes of the deceased that an application for probate is filed.
43. Under paragraph 17 of Sameer (Supra), the court observed that the applicant for probate filed a belated application since the dispute between the contesting parties and the applicant arose late. The court held that the date when the dispute arose should be taken to be the date when the right to apply for probate accrued, and limitation period is to be computed from that date. Section 137 says that the limitation period starts when the right to apply accrues and the right to apply would accrue when the applicant felt it necessary to apply for the probate.
17
2024:CHC-AS:2493-DB
44. In the backdrop of the above discussion, this Court is of the clear view that the delay of 20 years in applying for letters of administration by Tapan is not fatal and even otherwise does not constitute a suspicious circumstance. The Proof of Will
45. Let us now deal with the argument of the appellant insofar as the suspicious circumstances surrounding the execution of the Will in question. As already discussed hereinabove, the principles to be applied for ascertaining the genuineness and suspicious circumstances and proof of a Will have been laid down in the Venkatachala Iyengar case (supra) summarised hereunder.
46. The law regarding the grant of probate and/or letters of administration of a Will has been explained succinctly by the Hon'ble Supreme Court in the case of Venkatachala Iyengar (supra) at paragraphs 18, 19, 20, and 21 of the said decision are set out hereinbelow:-The following principles emerge from the aforesaid decision:-
a. The first hurdle to be crossed while proving a Will is proof of its execution, i.e. proof of the signature of the testator inter alia through the attesting witnesses.
b. The signature of the attesting witness and the testator can also be independently proved. It must be shown that the will was executed in the presence of the testator in sound mind.
c. The testator must know the contents of the will, and it must be demonstrated that the Testator wanted the bequest to be followed in the manner indicated in the will.18
2024:CHC-AS:2493-DB d. A disinterested person, attesting a 'Will', would add weight to a will.
An interested person acting as executor or propounder by itself will not negate a will.
e. If the bequest is unusual and out of the ordinary, the same may be a suspicious circumstance.
f. The onus to dispel suspicious circumstances surrounding the execution of the Will lies on the propounder.
g. The opponents of the Will could demonstrate other suspicious circumstances on their own thereafter if necessary.
h. The burden of proof to dispel suspicious circumstances would initially rest on the propounder. The opponents would get an opportunity to demonstrate other suspicious circumstances after discharge of the initial burden by the propounder.
i. Clear evidence is, therefore, required to be led orally as well as documentarily about the physical and mental capacity of the testator.
j. The influence of any of the beneficiaries or thirdparty influence, but for which the testator would not have made the bequest in the manner that has been so done in the will, is a suspicious circumstance.
k. Credibility and authenticity are two distinct facets of a will.
Authenticity is proved by the attesting witnesses. Credibility is demonstrated by the various circumstances surrounding the will and also from the contents of the will itself, namely, whether the bequest made in the will is at all possible to be made by the testator. The court should sit in the armchair of the testator and examine the said 19 2024:CHC-AS:2493-DB possibilities. Credibility can be impeached by credible circumstances, which cannot be conjectures or preconceived notions of the objectors.
l. A will is a solemn document because it is made by a person who has departed, and it is given effect by bringing it to the knowledge of the Court in furtherance of a moral duty of the executor. As a corollary, when a will is handwritten by the testator himself and it is proven to be so, the will stands elevated in credibility.
47. Applying the aforesaid principles, this Court notices from the evidence on record and the pleadings that the execution and attestation in question has been proved by the evidence of PW 1, who was an attesting witness. He has also stated that the testator was of sound mind and physically competent at the time of execution of the Will in question. One cannot ignore the fact that the Will in the instant case is holographic (handwritten by the testator). Tapan has proved the handwriting of his father. It would be appropriate to refer to the observations in para 18 of the Joyce Primrose decision (supra).
"18. In applying the above general principles to particular cases, the nature of the Will, the pleadings of the parties in the case, facts admitted or proved and the presumptions available in law, will have to be carefully given effect to. The case of a "holograph Will" which is admittedly in the handwriting of the testator, is a special case which will require a different approach in considering the evidence in the case, to find whether the Will has been duly executed and attested. The approach to be made in such cases has been stated by the Constitution Bench in Shashi Kumar Banerjee case [AIR 1964 SC 529] , at p. 532 paragraph (5). In that case, the Court referred to certain undisputed preliminary facts as follows: The testator, a well-known wealthy lawyer, who died at the age of 97, had executed a Will when he was 93 years' old. He had made provision for his heirs by executing a number of documents, and the Will referred to the remaining property. The Will was witnessed by two persons. The entire Will was in the handwriting of the testator, corrected in various places and the corrections were initialled by him. It was admitted that the signature at the bottom of the Will was of the testator. The dispositions were very clear and detailed and it could not be said to be an unnatural document. There was no evidence to show that the propounders took any part in the 20 2024:CHC-AS:2493-DB execution of the Will. After stating these preliminary facts, the Court stated the approach to be made in the case of a "holograph Will", thus:
"Further the fact that the Will is a holograph Will and admittedly in the hand of the testator and in the last paragraph of the Will the testator had stated that he had signed the Will in the presence of the witnesses and the witnesses had signed it in his presence and in the presence of each other raise strong presumption of its regularity and of its being duly executed and attested. On these facts there is hardly any suspicious circumstance attached to this Will and it will in our opinion require very little evidence to prove due execution and attestation of the Will. There is no doubt about the genuineness of the signature of the testator, for it is admitted that the signature at the foot of the Will is his. The condition of the testator's mind is also not in doubt and he apparently had full testamentary capacity right up to March 1947, even though he was an old man of about 97 when he died on 1-4-1947. ... There is nothing to show that the dispositions were not the result of the free will and mind of the testator. Further, the propounders (namely, the appellants) had nothing to do with the execution of the Will and thus there are really no suspicious circumstances at all in this case. All that was required was to formally prove it, though the signature of the testator was admitted and it was also admitted that the whole Will was in his handwriting. It is in the background of these circumstances that we have to consider the evidence of the two attesting witnesses. ..."
(emphasis supplied)
19. In the judgment under appeal, the High Court noticed the aforesaid decision of this Court in Shashi Kumar Banerjee case [AIR 1964 SC 529] and has quoted the following passages in the said case:
"In the case of Shashi Kumar Banerjee v. Subodh Kumar Banerjee [AIR 1964 SC 529] . His Lordship Justice Wanchoo, has laid down: ... '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 ....' "
".... in the case of Shashi Kumar Banerjee v. Subodh Kumar Banerjee [AIR 1964 SC 529] . Therein, His Lordship, Justice Wanchoo, J., has observed in para 5 of the judgment thus:
'The entire Will is in the handwriting of the testator and has been corrected in various places and the corrections have been initialled by the testator. ... On these facts there is hardly any suspicious circumstance attached to this Will and it will in our opinion require very little evidence to prove due execution and attestation of the Will.' "
After quoting the above truncated passages and without adverting at all to the crucial passages, indicating as how the evidence of the attesting witnesses should be evaluated, in the case of "holograph Wills" (extracted hereinabove), the learned Judges of the High Court stated, in our opinion, wrongly, that the facts of this case are entirely different and so, the appreciation of the evidence of the case is to be done on the "unique features" of each case.
20. We are afraid that the High Court failed to give effect to the strong presumption of regularity and due execution and attestation of the holograph Will, in the instant case. Admittedly, the Will, Ex. P-1, is in the handwriting of the testator, as spoken to by the 3rd defendant herself. The facts in this case in a great measure conform to the broad facts and 21 2024:CHC-AS:2493-DB circumstances detailed in the case of "holograph Will" in Shashi Kumar Banerjee case [AIR 1964 SC 529] . In this case the 3rd defendant admitted in cross-examination that her mother, Mrs Vas "was active till the last"
and that "she used to go to Mass every morning". She further stated that the Will "is in the handwriting of the testator". She stated, "I see Ext. P-1. This is the Will. It is entirely in my mother's handwriting. I am fully acquainted with her handwriting. Ext. P-1(a) is the signature of my mother." The evidence of PW 1, one of the attestors, is categoric that the Will was attested by her and a co-attestor in the presence of the testatrix and that the testatrix was in a sound state of mind at the time of execution of the Will. DW 3, advocate by profession, stated -- "I am acquainted with the signature and writing of Mrs Vas (testator). I see the Will Ext. P-1. The writing in Ext. P-1 as well as the signature are of Mrs Vas." PW 1 stated that the propounder (the plaintiff) was not present when Ex. P-1, the Will, was signed and executed. By Ex. P-1, all daughters have been given equal shares and the document cannot be said to be unnatural. In these circumstances, a strong or high degree of presumption of the regularity and of due execution and attestation of the Will arose. As stated by this Court in Shashi Kumar Banerjee case [AIR 1964 SC 529] , it is in this background, the evidence in the case including that of the attesting witnesses should have been examined and what was required was only to formally prove the Will, and very little evidence to prove due execution and attestation of the Will, was alone called for. The High Court totally ignored the above vital aspects. On the other hand, the High Court opined that the facts of this case are entirely different from those of Shashi Kumar Banerjee case [AIR 1964 SC 529] and the unique features should be scanned, in great detail. In the process, the High Court reappreciated the entire evidence, through a microscope, as it were, and indulged in surmises and conjectures."
48. The Will, by reason of the evidence of PW 1 and 2, stood conclusively proved. The burden of proof of suspicious circumstances, therefore, shifted to the appellant. Reference in this regard is made to Para 8 and 9 of the Madhukar Shedage decision (supra) cited by the respondents.
"8. The requirement of proof of a will is the same as any other document excepting that the evidence tendered in proof of a will should additionally satisfy the requirement of Section 63 of the Indian Succession Act, 1925 and Section 68 of the Indian Evidence Act, 1872. If after considering the matters before it, that is, the facts and circumstances as emanating from the material available on record of a given case, the court either believes that the will was duly executed by the testator or considers the existence of such fact so probable that any prudent person ought, under the circumstances of that particular case, to act upon the supposition that the will was duly executed by the testator, then the factum of execution of will shall be said to have been proved. The delicate structure of proof framed by a judicially trained mind cannot stand on weak foundation nor survive any inherent defects therein but at the same time ought not to be permitted to be demolished by wayward pelting of stones of suspicion and supposition by wayfarers and waylayers. What 22 2024:CHC-AS:2493-DB was told by Baron Alderson to the jury in R. v. Hodge [(1838) 2 Lewis CC 227] may be apposite to some extent:
"The mind was apt to take a pleasure in adapting circumstances to one another and even in straining them a little, if need be, to force them to form parts of one connected whole, and the more ingenuous the mind of the individual, the more likely was it, considering such matters, to overreach and mislead itself, to supply some little link that is wanting, to take for granted some fact consistent with its previous theories and necessary to render them complete."
The conscience of the court has to be satisfied by the propounder of will adducing evidence so as to dispel any suspicions or unnatural circumstances attaching to a will provided that there is something unnatural or suspicious about the will. The law of evidence does not permit conjecture or suspicion having the place of legal proof nor permit them to demolish a fact otherwise proved by legal and convincing evidence. Well-founded suspicion may be a ground for closer scrutiny of evidence but suspicion alone cannot form the foundation of a judicial verdict -- positive or negative.
9. It is well settled that one who propounds a will must establish the competence of the testator to make the will at the time when it was executed. The onus is discharged by the propounder adducing prima facie evidence proving the competence of the testator and execution of the will in the manner contemplated by law. The contestant opposing the will may bring material on record meeting such prima facie case in which event the onus would shift back on the propounder to satisfy the court affirmatively that the testator did know well the contents of the will and in sound disposing capacity executed the same. The factors, such as the will being a natural one or being registered or executed in such circumstances and ambience, as would leave no room for suspicion, assume significance. If there is nothing unnatural about the transaction and the evidence adduced satisfies the requirement of proving a will, the court would not return a finding of "not proved" merely on account of certain assumed suspicion or supposition. Who are the persons propounding and supporting a will as against the person disputing the will and the pleadings of the parties would be relevant and of significance."
49. The appellants in the Trial Court had miserably failed to discharge their burden of proving suspicious circumstances. The person who could have been most aggrieved and should have objected to the Will is Jayanti Roy, the daughter of the testator, who was completely disinherited. The reasons for such disinheritance have been mentioned by the testator, i.e. she was given in marriage to a very rich and comfortable family in Kolkata after the death of her first husband. She did not come forward to challenge the Will. The appellant did not bring any evidence to show that the holographic Will was 23 2024:CHC-AS:2493-DB not that of the testator. There is no evidence produced to show that the signature of the testator was forged or fictitious. There is no independent evidence brought by the appellants, medically or otherwise, to demonstrate that the testator was not in a physical or mental capacity to write 10 pages in his handwriting.
50. There is conflicting evidence as regards which cited by the cited is affected by cerebral paralysis. Tapan stated that it was on the left side, and Sumit, deposing for the appellant, stated that it is on the right side. What has been waived in this Court in favour of the respondent/plaintiff and the Will and its execution by the testator himself is that the testator himself admitted that he had written in the Will that he had shifted in the year 1964,and the Will was written 4 years later in the year 1968.
51. The testator thereafter, from 1973 until his death, travelled from Kolkata to Durgapur and died at the age of 92 in the year 1978.This would indicate that the testator was sufficiently mobile and had enough locomotive function in his right hand to be able to write the 10-page holographic Will.
52. The appellants could have produced in evidence, Sumit's mother, namely Madhavi Kundu, the principal defendant, but they have withheld her. While it could have been true that the testator was hand-fed by Madhavi or others in 1964, he must have recovered by 1968 and gained locomotion in his right hand to prepare the holographic Will in question. The appellants have, therefore, not been able to bring any evidence to challenge the testamentary capacity, and physical and mental capacity of the executed Will in question.
53. There is one unique feature about the subject holographic Will that this Court has noticed. The testator has stated that he had earlier written a Will 24 2024:CHC-AS:2493-DB which he has given to his first son-in-law, Jayanti's late first husband, for examination. This is a matter that could only have been known to none other than the testator and the deceased. The testator, therefore, undoubtedly intended to dispose of his property by a testamentary document.
54. There is yet another fact that lends credence to the dispossession in the holographic Will in question. The properties of the testator were more or less divided equally between his two sons, Gorachand and Tapan. A slightly extra portion of the Swinhoe Street property has been bequeathed to Tapan. By no stretch of imagination, therefore, can it be stated that the dispossession by the testator under the holographic Will is out of the ordinary or unusual or of unnatural character.
55. Even the appellants have not led any evidence to the contrary. The marginal extra property given to Tapan is supported by the fact that the testator chose to live with Tapan from 1973 until his death.
56. The next argument of the learned Counsel for the appellant is that the testator himself had admitted that he was unwell in the Will and therefore must be deemed incapacitated and is equally difficult to accept. Old age is often coupled with several ailments. In a majority of the Wills executed in this country and across the world old age and ailments are mentioned as a reason for executing a testamentary document. As already stated hereinabove the appellants have not been able to demonstrate by the any in capacity of the testator, by producing his doctor, the maids and domestic helps in the house of the testator or neighbours that the testator was incapable of travelling a distance of 5 kilometers either by himself or with 25 2024:CHC-AS:2493-DB transportation or could not climb three stories at the house in Lake View Road where he executed the Will.
57. The last argument advanced by the appellants that a right under the Will to be obtained letters of administration was waived by Tapan by reason of the joint mutation of some properties of the testator in the name of his brother, himself and his sister.
58. It is now well settled that a mutation in Municipal records is not evidence of title; it can at best be the evidence of possession. In any event, a legal duty to publish a Will and seek probate thereof cannot be waived in law, it is only a right that can be waived. As already held in the Khandpur decision (supra) and Krishan Kumar Sharma decision (supra). An application for probate/letters of administration is a moral and legal duty of the applicant.
59. Even assuming for the sake of argument that the joint mutation of some of the properties of the testator constituted a family settlement, the Trial Court, upon being satisfied with the execution of the Will and its proof, is bound to issue probate or letters of administration of the Will and cannot give credence to any settlement that the beneficiaries under the Will may have entered into. Reference in this regard is made to paragraph 22 of the Carapiet decision (supra) set out herein below.
A point of probate practice of great importance, however, remains to be disposed of. The learned counsel for the parties appear to have agreed to certain arrangements for disposal of the estate of the testator. These terms, which are described as terms of settlement, are supposed to be signed by all the interested persons. We are asked to keep these terms on the records of this court. A court of Probate always shies at terms of settlement. A Court of Probate is said to be a Court of Conscience which is not to be influenced by private arrangements of the parties. Either it grants probate to a Will or it rejects such grant. For such, a court, it is said, there is no middle path for a happy compromise. The rule of law is stated to be that there can be no probate by consent. Either it is grant or refusal. The Court has to be satisfied in each case whether the Will proposed is truly 26 2024:CHC-AS:2493-DB the Will of a capable testator or not. It is not concerned with any other arrangement. It has been said over and over again that there is no such thing as conditional probate or an amended probate. It is either all or nothing. That seems to be sensible enough law.
V. Conclusion
60. For the reasons stated hereinabove, the appeal fails and is hereby dismissed. The grant of letters of administration by the Trial Court is upheld. There shall be no order as to costs.
61. Let the LCR be returned expeditiously to the Court below.
62. Urgent certified photocopy of this judgment, if applied for, be supplied to the parties upon compliance of all requisite formalities.
(RAJASEKHAR MANTHA, J.) I agree.
(AJAY KUMAR GUPTA, J.) Later:
After the judgment is pronounced in open Court, the learned counsel for the appellants seeks stay, inter alia, on the ground that there was an initial stay when the appeal was admitted.
After careful consideration to the prayer, the same is considered and is rejected.
(AJAY KUMAR GUPTA, J.) (RAJASEKHAR MANTHA, J.)