Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 10, Cited by 6]

Andhra HC (Pre-Telangana)

Gangavath Lalu vs Gangavathi Tulsi on 13 February, 2001

Equivalent citations: AIR2001AP326, 2001(2)ALT437, AIR 2001 ANDHRA PRADESH 326, (2001) 2 MARRILJ 694, (2001) 2 ANDHLD 379, (2002) 3 RECCIVR 818, (2001) 3 ICC 228, (2001) 2 ANDH LT 437, (2001) 1 ANDHWR 52

Author: B. Sudershan Reddy

Bench: B. Sudershan Reddy

ORDER
 

 B. Sudershan Reddy, J. 
 

1. This Civil Revision Petition under Article 227 of the Constitution of India is directed against the order dated 13-11-2000 on the file of the Agent to Government, Khammam.

2. The Agent to Government dismissed the interlocutory application filed by the petitioner under Order 39, Rule 1, CPC seeking temporary injunction against the respondent.

3. Before adverting to the question that falls for consideration, it. may be necessary to briefly notice the relevant facts :

The petitioner is the plaintiff in the main suit. The petitioner and the husband of the respondent-defendant are brothers and they are sons of one late Vasya. The said Vasya died on 12-1-1994. It is the case of the petitioner that his father during his lifetime has acquired the suit schedule land and was the absolute owner and possessor of the same. It is also his case that his father late Vasya executed Will deed dated 26-8-1993 bequeathing the schedule properties in his favour. However, the Mandal Revenue Officer ignoring the claim of the petitioner mutated the property in the revenue records in his mother's name.
4-5. The petitioner's mother during her lifetime executed a registered Will deed No. 59/95 dated 21-7-1995 in favour of the petitioner bequeathing the schedule property in his favour and after the death of the petitioner's mother, he succeeded to the schedule property under the Will. The petitioner asserts that he is in possession of the landed property by the date of death of his mother. It is his case that even during the lifetime of his mother, he has been paying the land revenue but in her name and after her death, the petitioner submitted an application for getting his name recorded in the revenue records.
6. According to the petitioner, the respondent-defendant has no manner of right over the petition schedule property and she has been claiming it without any authority of law under some influential sources. It is under those circumstances, the petitioner filed the suit for perpetual injunction restraining the respondent-defendant from interfering with his peaceful possession and enjoyment of the schedule property. The petitioner also filed an interlocutory application for grant of temporary injunction.
7. The Agent to Government without considering the application of the petitioner on merits disposed of the same observing that the petitioner herein made an attempt to get his title declared on the strength of the Will deed referred to hereinabove. The Agent to Government held that any order from him would amount to effectively adjudicating an issue relating to probate of Will. Such a course is not permissible in law.
8. The Agent to Government further held that the proper course for the petitioner would be to approach the competent Court of jurisdiction for probate of Will. It is observed by the Agent to Government that suit for injunction cannot be converted into a proceeding for making an enquiry for probate of Will. The Agent of Government relied upon the decision of the Supreme Court in T. V. Narayana v. Venkata Subbamma, . The appeal to the Supreme Court itself has been preferred against the judgment of this Court in C. R. P. No. 1935 of 1992, dated 5-11-1993. The only question that had fallen for consideration before the Supreme Court was (Para 4) :
"Whether the respondent is entitled to adduce secondary evidence to prove the alleged Will said to have been executed by Venkata Subbamma in her favour ?"

9. The Supreme Court observed (Para 4) : "The mere suit for injunction cannot be converted into a suit for probation of a Will whereat the Will is to be proved. If the Will is to be proved according to law, it has to be by way of probate in the Court having competency and jurisdiction according to the procedure provided under the Indian Succession Act. The procedure cannot be converted into a suit for mere injunction as a probate suit and direct the parties to adduce evidence, be it primary or secondary evidence as the circumstances may warrant."

10. The Supreme Court having taken the said view found fault with the order of the High Court in directing adduction of secondary evidence in a suit for injunction to prove the Will alleged to have been executed.

11. Learned counsel for the petitioner, Sri Hari Sreedhar submits that the relevant provisions of the Indian Succession Act, 1925 (for short 'the Act'), more particularly Sections 57 and 213 of the Act were not placed and brought before the Supreme Court. Undoubtedly, the Supreme Court without noticing those relevant provisions disposed of the appeal. It is contended by the learned counsel for the petitioner that it is abundantly clear from a reading of Section 213(2) read with Section 57(a) and (b) of the Act that whatever prohibition contained in Sub-section (1) of Section 213 of the Act applies to Wills executed by Hindus on or after 1st day of September, 1870 within the territories which at the said date were subject to the jurisdiction of 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. Learned counsel in effect submits that the prohibition under Sub-section (1) of Section 213 of the Act would not be applicable in case of Wills executed by Hindus in respect of properties situated within the State of Andhra Pradesh.

12. The respondent having received the notice remained absent. Having regard to the importance of the question that falls for consideration, the Court has requested Sri M. Ravindranath Reddy, learned Advocate to assist the Court as Amicus Curie. Learned Amicus Curie also supports the submissions made by the learned counsel for the petitioner. He submits that the decision of the Supreme Court may have to be confined to the facts of that particular case on hand. It is contended that the Supreme Court could not have declared the law contrary to the provisions of the Act. It is submitted that had the provisions were brought to the notice of the Supreme Court, the decision perhaps would have been different.

13. A Division Bench of this Court in A. S. Murthy v. D.V. S. S. Murthy, (1979) 2 Andh LT 347, after referring to Clause (4) of Section 57 and Sections 213(1) and (2) of the Act and after an elaborate consideration of the matter held in categorical terms that Section 213(2) excludes Wills executed by persons residing in the State of Andhra Pradesh in respect of properties situated in Andhra Pradesh from the prohibition contained in Section 213(1) of the Act. It is also held by the Court that even without probate or letters of administration the legatees are entitled to establish their right under the Wills. The only other Wills executed by Hindus in which the prohibition contained in Section 213(1) of the Act applies, are the Wills though made outside the territories referred to in Clause (4) of Section 57 relate to immovable properties situated within those territories or limits.

14. In M. Narayana v. M. Suryakantham, (1997) 5 Andh LT 459, a learned single Judge of this Court after referring to the judgment of the Supreme Court in T. V. Narayana's case (supra) and the Division Bench judgment of this Court in A. S. Murthy's case (1979 (2) Andh LT 347) (supra) observed that a plain reading of Section 213(1) would definitely indicate that it prohibits any executor or legatee under Will from establishing his or her right under the Will in any Court of justice without obtaining a probate of the Will or letters of administration. But, it is clear from subsection (2) of Section 213 of the Act that Section 213 of the Act woul'd not at all apply to the Wills made by Muhammadans and shall apply only to the Wills made by any Hindu, Buddhist, Sikh or Jain where such Wills are of classes specified in Clauses (a) and (b) of Section 57 of the Act. The learned Judge observed :

"It is unfortunate that none of the above statutory provisions which are of utmost relevance have, been brought to the notice of the Supreme Court in T. Venkata Narayana's case (supra). Moreover, in that case there was no occasion for the Supreme Court to consider, directly or indirectly, the question whether the prohibition contained in Sub-section (1) of Section 213 of the Act would apply to the Wills executed by the Hindus residing in the State of Andhra Pradesh in respect of properties situate in Andhra Pradesh".

15. In the light of the authoritative pronouncement of this Court in A. S. Murthy's case (1979 (2) Andh LT 347 (supra) and followed by a learned single Judge of this Court in M. Narayana's case (1997 (5) Andh LT459) (supra), I have no hesitation whatsoever to agree with the contentions advanced I by the learned counsel for the petitioner as well as the learned Amicus Curiae. It is clear from a bare reading of Section 213(2) read with Section 57(a) and (b) of the Act that the prohibition contained in Sub-section (1) of Section 213 applies to Wills executed by Hindus on or after 1st day of September, 1870 within the territories which at the said date were subject to the jurisdiction of 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. Obviously, for the Wills executed within the State of Andhra Pradesh in respect of immovable properties situated within the territorial jurisdiction of the State of Andhra Pradesh, the prohibition contained in Sub-section (1) of Section 213 has no application. Section 57 of the Act reads thus :

"57. Application of certain provisions of Part to a class of Wills made by Hindus. etc.-- The provisions of this Part 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, Buddist, Sikh or Jain, 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 immovable property situate within those territories or limits; and
(c) ....."

16. A plain reading of Sections 213(2) and 57 of the Act would make it clear that whatever prohibition contained in Sub-section (1) of Section 213 has no application in respect of Wills executed by Hindus within the State of Andhra Pradesh in respect of immovable properties situated within the territorial limits of the State of Andhra Pradesh. It is not necessary to obtain probate of a Will or letters of administration. The Wills upon which reliance is sought to be placed can always be permitted to be proved in any civil proceeding.

17. In such view of the matter, the impugned order passed by the Agent to Government is set aside. The matter is remitted for fresh consideration by the Agent to Government on merits. The Agent to Government shall now consider as to whether the petitioner made out any prima facie case and as to whether the balance of convenience is in favour of the petitioner for grant of injunction. The application of the petitioner shall not be dismissed on the ground that the petitioner should go and obtain probate of Wills first before filing the suit for injunction. The application of the petitioner shall be disposed of within four weeks from the date of receipt of a copy of this order.

18. This Court by an order dated 28-11-2000 granted an order of status quo and it would be appropriate to continue the same order till the disposal of the application by the Agent to Government.

19. The Court acknowledges the valuable assistance rendered by the learned Amicus Curiae.

20. The Civil Revision Petition is accordingly allowed. No order as to costs.