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 17, Cited by 0]

Chattisgarh High Court

Nilu Bai vs Smt. Ramkunwar Bai on 31 July, 2025

                                    1




                                                  2025:CGHC:37425
                                                             NAFR

           HIGH COURT OF CHHATTISGARH AT BILASPUR


                          SA No. 317 of 2024

                  Judgment Reserved on 21.07.2025
                 Judgment Pronounced on 31.07.2025

1 - Nilu Bai W/o Jagat Ram Sahu, Aged About 48 Years R/o Village-
Pendri, P.H. No. 4, Thana Lalgabh, Tahsil And District Rajnandgaon (C.G.)


2 - Sudarshan S/o Anand Ram Sahu, Aged About 33 Years R/o Village-
Pendri, P.H. No. 4, Thana Lalgabh, Tahsil And District Rajnandgaon (C.G.)


                                             .. Appellants / defendants
                                 versus

1 - Smt. Ramkunwar Bai W/o Late Santu Ram Sahu, Aged About 65 Years
R/o Village Pendri, P.H. No.4, Thana Lalbagh, Tahsil And District
Rajnandgaon (C.G.)


2 - Nirbhay Ram Sahu, S/o Santu Ram Sahu, Aged About 44 Years R/o
Village Pendri, P.H. No.4, Thana Lalbagh, Tahsil And District Rajnandgaon
(C.G.)


3 - Puranlal Sahu S/o Santu Ram Sahu, Aged About 42 Years R/o Village
Pendri, P.H. No.4, Thana Lalbagh, Tahsil And District Rajnandgaon (C.G.)


4 - Mahesh Sahu S/o Santu Ram Sahu, Aged About 40 Years R/o Village
Pendri, P.H. No.4, Thana Lalbagh, Tahsil And District Rajnandgaon (C.G.)
                                                  2



5 - Narendra Sahu S/o Santu Ram Sahu, Aged About 38 Years R/o Village
Pendri, P.H. No.4, Thana Lalbagh, Tahsil And District Rajnandgaon (C.G.)
                                                                                    [Plaintiffs]
6 - Smt. Budhiyarin Bai W/o Late Anand Ram, Aged About 65 Years R/o
Village Pendri, P.H. No.4, Thana Lalbagh, Tahsil And District Rajnandgaon
(C.G.)


7 - Jagat Ram S/o Anand Ram, Aged About 53 Years R/o Village Pendri,
P.H. No.4, Thana Lalbagh, Tahsil and District Rajnandgaon (C.G.)


8 - Bhaktu S/o Anand Ram, Aged About 49 Years R/o Village Pendri, P.H.
No.4, Thana Lalbagh, Tahsil And District Rajnandgaon (C.G.)


9 - Gopal Ram S/o Anand Ram, Aged About 47 Years R/o Village Pendri,
P.H. No.4, Thana Lalbagh, Tahsil And District Rajnandgaon (C.G.)


10 - Rukmani Bai D/o Anand Ram, R/o Village Pendri, P.H. No.4, Thana
Lalbagh, Tahsil And District Rajnandgaon (C.G.)


11 - Smt. Gomati Bai D/o Anand Ram, R/o Bhedi Bhantagaon, Tahsil And
District Rajnandgaon (C.G.)
                                                                                 [Defendants]
12 - State Of Chhattisgarh Through Collector, District Rajnandgaon (C.G.)
                                                                          ... Respondents


         (Cause title is taken from Case Information System)
---------------------------------------------------------------------------------------------------
For Appellant                            :    Ms. Priyanka Rai, Advocate.
For Respondents No. 1 to 5               :    Mr. Aditya Bhardwaj, Advocate.
For respondents No. 6 to 11               :   Ms. Pooja Loniya, Advocate.
For Respondent No. 12                     :   Ms. Mandvi Bhardwaj, Panel Lawyer

--------------------------------------------------------------------------------------------------- 3

Hon'ble Mr. Justice Naresh Kumar Chandravanshi CAV Judgment

1. This is defendants' Second Appeal filed under Section 100 of CPC against the judgment and decree dated 04.08.2012, passed by 3 rd Upper District Judge, Rajnandgaon (C.G.), in Civil Appeal No. 46-A /21 affirming the judgment and decree dated 24.09.2021 passed by 1 st Civil Judge, Class-I, Rajnandgaon, in Civil Suit No. 311-A/2009, whereby civil suit filed by original plaintiff - Santu Ram Sahu (now dead), predecessor of respondent No. 1 to 5, for declaration of his title by declaring not binding of Will executed by his mother Fulo Bai upon him, partition and permanent injunction has been allowed in his favour.

[For the sake of convenience, parties would be referred to as per their status shown in the plaint]

2. Imperative facts, as projected by original plaintiff in his plaint are that original plaintiff late Santu Ram Sahu and original defendant No. 1 late Anandram were real brothers. Defendants No. 2 & defendant No. 3 /appellants No. 1 & 2 herein are daughter-in-law ( cgw) and son, respectively, of original defendant No. 1- Anandram. Suit land mentioned in Schedule 'A', suit house mentioned in Schedule 'B' and Schedule "C" attached with the plaint were inherited by Fulobai [mother of original plaintiff - Santu Ram Yadav and original defendant - Anandram] from her father - Hirdyeram. Fulo Bai expired on 06.01.2006, but before her death, on 19.12.2003 she had executed registered Will (Ex.P-1) in respect of suit land & suit house mentioned in Schedule "A", "B" & "C" in favour for defendant No. 2 / appellant No. 1 - Neelu Bai and defendant No. 3/ 4 appellant No. 2 - Sudarshan, who was grand-daughter in law and grand son of late Fulo Bai. After death of Fulo Bai, the plaintiff filed an application before Revenue Authority seeking partition of suit land and suit house, the same was rejected and suit house & suit land was recorded in the name of defendants No. 2 & 3 on the basis of Will dated 19.12.2003 executed by Fulo Bai in their favour, which give rise to file civil suit by original plaintiff - Santu Ram Sahu. After death of original plaintiff- Santu Ram Sahu & defendant - Anandram, names of their legal heirs have been impleaded in cause title of the civil suit.

3. Defendants No. 1, 2 & 3 filed their joint written statement stating inter alia that suit land & suit house was inherited by mother of plaintiff and defendant No. 1, namely Late Fulo Bai from her father - Hirderam, therefore, it was absolute property of Fulo Bai and the same was not ancestral property of plaintiff and defendant No.1, as such, Fulo Bai was having absolute right to alienate the same. It has further been averred by defendants that Fulo Bai had executed registered Will dated 19.12.2003 in favour of defendants No. 2 & 3 with her free Will in presence of witnesses, therefore, Will is absolutely binding upon the plaintiffs. Hence, plaintiff (s) is not entitled relief sought for by them.

4. Based on pleading of both the parties, learned trial Court framed as many as 4 issues, recorded evidence of both the parties and after appreciation of the same, allowed the suit filed by the plaintiffs on the ground that alleged Will (Ex. P-1) executed by Fulo Bai is surrounded with grave suspicion circumstances, therefore, it cannot be held to be valid Will. 5

5. Being aggrieved & dissatisfied with the judgment & decree of the trial Court, defendants No. 2 & 3 preferred first appeal, which was dismissed by first appellate Court upholding the judgment & decree passed by the trial Court. Against which, instant second appeal has been preferred by the appellants/defendants No. 2 & 3 challenging the same.

6. This second appeal has been admitted for hearing on the following substantial question of law :-

"Whether, both the Courts below were justified in holding that the Will (Ex.P-1) dated 19.12.2003 executed by Late Fulo Bai in favour of Nilu Bai and Sudarshan is not reliable, as such, it is not valid Will ?

7. Learned counsel appearing for the appellants / defendants No. 2 & 3 would submit that Will (Ex.P-1) was executed by Fulo Bai on 19.12.2003 in their favour and the same was got registered also, therefore, its genuineness cannot be doubted only on the basis of imaginary situations. Though, Fulo Bai was suffering from paralysis, but she was mentally fit to execute Will, therefore, merely on the ground that she was suffering from paralysis, genuineness of Will cannot be doubted. She further submits that at a time person may think to distribute his / her property to various persons, but subsequently, he / she can change his mind and it can be given to few persons only. Further, it is clearly mentioned in the Will that grand daughter-in-law Smt. Neelu Bai had served and taken care of Fulo Bai (Testator of the Will) and she has a lot of affection with her minor grandson - Sudarshan Kumar Sahu, hence, she 6 is bequeathing the disputed property in their favour. He further submits that Will is considered to be the last wish of the testator, therefore, it ought not to have been disregarded on trivial grounds. She further submits that alleged active role played by Anandram [father-in-law of defendant No. 2 & father of defendant No. 3] in execution of alleged Will and not disclosing about the Will before the death of Fulo Bai are also not valid ground to disbelieve the genuineness of the Will. To buttress her submissions, she placed reliance upon the judgment of Rabindranath Mukherjee and another vs. Panchanan Banerjee reported in AIR 1995 SC 1684, Shashi Banarjee sons Vs. Subodh Kumar Banerjee & others reported in AIR 1964 SCC 529, Sita Ram Vs. R.D. Gupta & others reported in AIR 1982 P & H 83 and Palaniswami Vs. Ramayammal Sathers reported in 2006 (1) Civil C 518 (Mad).

8. Per contra, learned counsel for respondents No. 1 to 5 / legal heirs of original plaintiff - Santu Ram Sahu would submit that concurrent finding recorded by both the courts below is based on well appreciation of evidence, and reasoned judgment has been passed, which does not call for any interference in the instant appeal, hence, the second appeal is liable to be dismissed.

9. I have heard learned counsel appearing for the parties and perused the record of trial Court as well as first appellate court with utmost circumspection.

10. Undisputedly, suit land and suit house was inherited by late Fulo Bai, who was mother of original plaintiff late Santu Ram Sahu and original defendant No.1 - Anandram, from her father Hridyeram, as such, it 7 was absolute property of Fulo Bai. Since it was received by her from her father, therefore, she was absolute owner of the same and it was not an ancestral property of plaintiffs & defendant No. 1. Original plaintiff late Santu Ram Sahu and original defendant No. 1 - Anandram were son of late Fulo Bai, therefore, they are legal heirs of first category of late Fulo Bai as per provisions contained in Sections 15 & 16 of the Hindu Succession Act, 1956, but she had bequeathed the suit land and suit house vide registered Will dated 19.12.2003 (Ex.P-1) in favour of defendants No. 2 & 3, who are her grand-daughter in law and grand son.

11. It is trite law that, if any person claimed his title over the land / immovable property on the basis of Will, then it is liability of such person / propounder to prove that alleged Will was executed by testator with his / her free Will, fit state of mind and it was last Will executed by the testator. It is also incumbent upon the beneficiary / propounder to remove all legitimate suspicion (s).

12. In the matter Murthy & Ors. v. C. Saradambal & Ors. 1, their Lordships of the Supreme Court while considering one of the celebrated decision in the case of H. Venkatachala Iyengar v. B.N. Thimmajamma2 has observed as under :-

"32. In fact, the legal principles with regard to the proof of a will are no longer res integra. Section 63 of the Indian Succession Act, 1925 and Section 68 of the Evidence Act, 1872, are relevant in this regard. The propounder of the will must examine one or more attesting witnesses and the onus is placed on the propounder to remove all suspicious circumstances with regard to the execution of the will. 1 (2022) 3 SCC 290 2 AIR 1959 SC 443 8
33. In the above noted case, this Court has stated that the following three aspects must be proved by a propounder:
(Bharpur Singh case [Bharpur Singh v. Shamsher Singh, (2009) 3 SCC 687 : (2009) 1 SCC (Civ) 934] , SCC p. 696, para 16) "16. ... (i) that the will was signed by the testator in a sound and disposing state of mind duly understanding the nature and effect of disposition and he put his signature on the document of his own free will, and
(ii) when the evidence adduced in support of the will is disinterested, satisfactory and sufficient to prove the sound and disposing state of the testator's mind and his signature as required by law, courts would be justified in making a finding in favour of propounder, and
(iii) if a will is challenged as surrounded by suspicious circumstances, all such legitimate doubts have to be removed by cogent, satisfactory and sufficient evidence to dispel suspicion. In other words, the onus on the propounder can be taken to be discharged on proof of the essential facts indicated therein."

34. In Jaswant Kaur v. Amrit Kaur [Jaswant Kaur v. Amrit Kaur, (1977) 1 SCC 369] , this Court pointed out that when a will is allegedly shrouded in suspicion, its proof ceases to be a simple lis between the plaintiff and the defendant. What generally is an adversarial proceeding, becomes in such cases, a matter of the court's conscience and then, the true question which arises for consideration is, whether, the evidence let in by the propounder of the will is such as would satisfy the conscience of the court that the will was duly executed by the testator. It is impossible to reach such a satisfaction unless the party which sets up the will offers cogent and convincing explanation with regard to any suspicious circumstance surrounding the making of the will.

9

35. In Bharpur Singh v. Shamsher Singh [Bharpur Singh v. Shamsher Singh, (2009) 3 SCC 687 : (2009) 1 SCC (Civ) 934] , this Court has narrated a few suspicious circumstance, as being illustrative but not exhaustive, in the following manner: (SCC p. 699, para 23) "23. Suspicious circumstances like the following may be found to be surrounded in the execution of the will:

(i) The signature of the testator may be very shaky and doubtful or not appear to be his usual signature.
(ii) The condition of the testator's mind may be very feeble and debilitated at the relevant time.
(iii) The disposition may be unnatural, improbable or unfair in the light of relevant circumstances like exclusion of or absence of adequate provisions for the natural heirs without any reason.
(iv) The dispositions may not appear to be the result of the testator's free will and mind.
(v) The propounder takes a prominent part in the execution of the will.
(vi) The testator used to sign blank papers.
(vii) The will did not see the light of the day for long.
(viii) Incorrect recitals of essential facts."

36. It was further observed in Shamsher Singh case [Bharpur Singh v. Shamsher Singh, (2009) 3 SCC 687 :

(2009) 1 SCC (Civ) 934] that the circumstances narrated hereinbefore are not exhaustive. Subject to offering of a reasonable explanation, existence thereof must be taken into consideration for the purpose of arriving at a finding as to whether the execution of the will had been duly proved or not. It may be true that the will was a registered one, but the same by itself would not mean that the statutory requirements of proving the will need not be complied with.

37. In Niranjan Umeshchandra Joshi v. Mrudula Jyoti Rao [Niranjan Umeshchandra Joshi v. Mrudula Jyoti Rao, 10 (2006) 13 SCC 433] , in paras 34 to 37, this Court has observed as under: (SCC pp. 447-48) "34. There are several circumstances which would have been held to be described by this Court as suspicious circumstances:

(i) when a doubt is created in regard to the condition of mind of the testator despite his signature on the will;
(ii) When the disposition appears to be unnatural or wholly unfair in the light of the relevant circumstances;
(iii) where propounder himself takes prominent part in the execution of will which confers on him substantial benefit.

***

35. We may not delve deep into the decisions cited at the Bar as the question has recently been considered by this Court in B. Venkatamuni v. C.J. Ayodhya Ram Singh [B. Venkatamuni v. C.J. Ayodhya Ram Singh, (2006) 13 SCC 449] , wherein this Court has held that the court must satisfy its conscience as regards due execution of the will by the testator and the court would not refuse to probe deeper into the matter only because the signature of the propounder on the will is otherwise proved.

36. The proof of a will is required not as a ground of reading the document but to afford the Judge reasonable assurance of it as being what it purports to be.

37 [Ed.: Para 37 corrected vide Official Corrigendum No. F.3/Ed.B.J./86/2007 dated 5-12-2007.] . We may, however, hasten to add that there exists a distinction where suspicions are well founded and the cases where there are only suspicions alone. Existence of suspicious circumstances alone may not be sufficient. The court may not start with a suspicion and it should 11 not close its mind to find the truth. A resolute and impenetrable incredulity is not demanded from the Judge even if there exist circumstances of grave suspicion."

39. Similarly, in Leela Rajagopal v. Kamala Menon Cocharan [Leela Rajagopal v. Kamala Menon Cocharan, (2014) 15 SCC 570 : (2015) 4 SCC (Civ) 267] , this Court opined as under: (SCC p. 576, para 13) "13. A will may have certain features and may have been executed in certain circumstances which may appear to be somewhat unnatural. Such unusual features appearing in a will or the unnatural circumstances surrounding its execution will definitely justify a close scrutiny before the same can be accepted. It is the overall assessment of the court on the basis of such scrutiny; the cumulative effect of the unusual features and circumstances which would weigh with the court in the determination required to be made by it. The judicial verdict, in the last resort, will be on the basis of a consideration of all the unusual features and suspicious circumstances put together and not on the impact of any single feature that may be found in a will or a singular circumstance that may appear from the process leading to its execution or registration. This, is the essence of the repeated pronouncements made by this Court on the subject including the decisions referred to and relied upon before us."

13. In the case of Meena Pradhan & others v. Kamla Pradhan & Another3, Hon'ble Supreme Court, considering its various judgments on 3 (2023) 9 SCC 734 12 the principles required to be proved with regard to the validity of execution of Will, has observed in para 10 & 11 as under;-

10. Relying on H. Venkatachala Iyengar v. B.N. Thimmajamma [H. Venkatachala Iyengar v. B.N. Thimmajamma, 1958 SCC OnLine SC 31 : 1959 Supp (1) SCR 426 : AIR 1959 SC 443] (three-Judge Bench), Bhagwan Kaur v. Kartar Kaur [Bhagwan Kaur v. Kartar Kaur, (1994) 5 SCC 135] (three-Judge Bench), Janki Narayan Bhoir v. Narayan Namdeo Kadam [Janki Narayan Bhoir v. Narayan Namdeo Kadam, (2003) 2 SCC 91] (two- Judge Bench), Yumnam Ongbi Tampha Ibema Devi v. Yumnam Joykumar Singh [Yumnam Ongbi Tampha Ibema Devi v. Yumnam Joykumar Singh, (2009) 4 SCC 780 :

(2009) 2 SCC (Civ) 348] (three-Judge Bench) and Shivakumar v. Sharanabasappa [Shivakumar v. Sharanabasappa, (2021) 11 SCC 277] (three-Judge Bench), we can deduce/infer the following principles required for proving the validity and execution of the will:
10.1. The court has to consider two aspects : firstly, that the will is executed by the testator, and secondly, that it was the last will executed by him;
10.2. It is not required to be proved with mathematical accuracy, but the test of satisfaction of the prudent mind has to be applied.
10.3. A will is required to fulfil all the formalities required under Section 63 of the Succession Act, that is to say:
(a) The testator shall sign or affix his mark to the will or it shall be signed by some other person in his presence and by his direction and the said signature or affixation shall show that it was intended to give effect to the writing as a will;
(b) It is mandatory to get it attested by two or more witnesses, though no particular form of attestation is necessary;
13
(c) Each of the attesting witnesses must have seen the testator sign or affix his mark to the will or has seen some other person sign the will, in the presence and by the direction of the testator, or has received from the testator a personal acknowledgment of such signatures;
(d) Each of the attesting witnesses shall sign the will in the presence of the testator, however, the presence of all witnesses at the same time is not required;

10.4. For the purpose of proving the execution of the will, at least one of the attesting witnesses, who is alive, subject to the process of court, and capable of giving evidence, shall be examined;

10.5. The attesting witness should speak not only about the testator's signatures but also that each of the witnesses had signed the will in the presence of the testator;

10.6. If one attesting witness can prove the execution of the will, the examination of other attesting witnesses can be dispensed with;

10.7. Where one attesting witness examined to prove the will fails to prove its due execution, then the other available attesting witness has to be called to supplement his evidence;

10.8. Whenever there exists any suspicion as to the execution of the will, it is the responsibility of the propounder to remove all legitimate suspicions before it can be accepted as the testator's last will. In such cases, the initial onus on the propounder becomes heavier. 10.9. The test of judicial conscience has been evolved for dealing with those cases where the execution of the will is surrounded by suspicious circumstances. It requires to consider factors such as awareness of the testator as to the content as well as the consequences, nature and effect of the dispositions in the will; sound, certain and 14 disposing state of mind and memory of the testator at the time of execution; testator executed the will while acting on his own free will;

10.10. One who alleges fraud, fabrication, undue influence et cetera has to prove the same. However, even in the absence of such allegations, if there are circumstances giving rise to doubt, then it becomes the duty of the propounder to dispel such suspicious circumstances by giving a cogent and convincing explanation.

10.11. Suspicious circumstances must be "real, germane and valid" and not merely "the fantasy of the doubting mind [Shivakumar v. Sharanabasappa, (2021) 11 SCC 277] ". Whether a particular feature would qualify as "suspicious" would depend on the facts and circumstances of each case. Any circumstance raising suspicion legitimate in nature would qualify as a suspicious circumstance, for example, a shaky signature, a feeble mind, an unfair and unjust disposition of property, the propounder himself taking a leading part in the making of the will under which he receives a substantial benefit, etc.

11. In short, apart from statutory compliance, broadly it has to be proved that : (a) the testator signed the will out of his own free will, (b) at the time of execution he had a sound state of mind, (c) he was aware of the nature and effect thereof and (d) the will was not executed under any suspicious circumstances.

14. In view of aforesaid law laid down by Hon'ble Apex Court in the afore-cited cases, if facts of the instant case is examined, then it is found that defendants No. 2 & 3 are claiming their absolute right over the suit land and suit house on the basis of Will (Ex.P-1) executed by Fulo Bai in their favour, which has not been accepted as genuine Will by both the 15 Courts below on following suspicious circumstances :-

(A) At the time of execution of Will, late Fulo Bai was suffering from paralysis, therefore, she was not in a fit state of mind.
(B) Late Fulo Bai herself wanted to partition suit property in three shares, but vide alleged Will, it was given only to defendants No. 2 & 3.
(C) Defendant No. 1 late Anandram, who was father-in-law of defendant No. 2 and father of defendant No. 3 who are beneficiaries / propounder of the Will, had played active role in execution of Will.
(D) The will did not see the light of the day for long.

15. Very recently, in the matter of Metpalli Lasum Bai (since dead) and others Vs. Metapalli Muthaith (D) by legal representatives 4, their Lordships of the Supreme Court has held that Will is a registered document and, thus, there is presumption regarding genuineness thereof. Therefore, burden would lie on the party, who disputed its existence to establish that it was not executed in the manner as alleged or that there were suspicious circumstances, which made the same doubtful.

16. Prior to raising such presumption, propounder of the Will is prima facie bound to prove genuineness of the Will in the manner as has been provided in Section 63 of the Hindu Succession Act, 1925 read with Section 68 of the Evidence Act, as has been observed in the case of Murthy & others (supra) and Meena Pradhan & others (supra).

17. In the instant case, to prove the alleged Will (Ex.P-1), 4 Civil Appeal (S) No. 5921 of 2015 & Civil Appeal (S) 5922 of 2015, decided on 21st July, 2025 16 defendant No. 2 - Nilu Bai examined herself as DW-1 and one attesting witness Shravan Yadav as DW-2. As per their deposition, while execution of Will, apart from them, Fulo Bai, Anand Ram & Sawat Ram (second attesting witness) had also gone with them, but as per Nilu Bai (DW-1), Will was got written by her father-in-law - Anand Ram, whereas, attesting witness Shrawan Yadav (DW-2) had deposed that it was got written by testator - Fulo Bai. None of these witnesses have stated in their deposition that while execution of the will (Ex.P-1) testator Fulo Bai was of sound mind whereas Smt. Neelu Bai (D.W-1) herself has admitted in her cross-examination that Fulo Bai was suffering from paralysis. As per Will (Ex.P-1), while execution of Will, age of Fulo Bai was 70 years and she was suffering from paralysis, therefore, defendants ought to have proved the fact that while execution of Will, she had a sound state of mind and she was aware of the nature and effect thereof, but complete lack of evidence in this regard clearly show grave suspicious circumstances surrounded the will.

18. Contradictory statement of Nilu Bai (DW-1) and attesting witness Shravan Yadav (DW-2), as to who got written the Will also raised grave suspicion upon the Will. The Will is an instrument of testamentary disposition of property. It is a legally acknowledged mode of bequeathing a testator's property during his life time to be acted upon on his / her death and carries with it an element of sanctity. It speaks from the death of testator. Since the testator / testatrix, at the time of testing the documents for its validity, would not be available for deposing as to the circumstances, in which, the Will came to be executed, stringent requisites for the proof thereof have been statutorily enjoined to rule out the possibility of any 17 manipulation. In such circumstances, it ought to have been proved by the propounder / attesting witness of the Will that, who got written the Will. But contradictory statement in this regard in the deposition of propounder i.e. Nilu Bai (DW-1) in the instant case and attesting witness Shravan Yadav (DW-2) creates doubt about the genuineness of the Will to hold that it was written as per the instructions of late Fulo Bai.

19. Aforesaid fact also found to be surrounded from doubt, because as per deposition of Nilu Bai Sahu (DW-1), testator /testatrix - Late Fulo Bai herself wanted to partition her property in three shares between Late Fulo Bai, Anandram (DW-1) and late Santu Ram Sahu (plaintiff), but in the alleged Will, no share was given by late Fulo Bai to both her sons i.e. original plaintiff - Santu Ram Sahu and defendant No. 1 - Anand Ram Sahu. It is also apparent from the evidence of Nilu Bai (DW-1) that her father-in-law Anand Ram Sahu had played active role in execution of said Will. All these facts raised doubt that only to deprive plaintiff from getting share, Anand Ram got written Will (Ex. P-1) keeping in dark testator - Fulo Bai, only in favour of his daughter-in-law (defendant No. 2) and his son (defendant No. 3), else why testator Fulo Bai, who wanted to give share to the plaintiff, would have deprived him. Aforesaid suspicious circumstances became more grave because defendants brought the Will in the light / knowledge of plaintiff and other persons only after death of Fulo Bai i.e. after more than two years from its execution. Whereas, if a Will (Ex.P-1) would have got executed by its testator - Fulo Bai with her free will and she was intended to give her property to defendants No. 2 & 3 only, by excluding her both the sons, then it would have brought in the knowledge of plaintiff and other persons, but the Will was kept in dark for more than 18 two years, which also creates doubt about the genuineness of the Will (Ex.P-1).

20. In view of foregoing discussion, it is found that learned trial Court as well as First Appellate Court has not erred in law in not relying upon the genuineness of Will (Ex.P-1). Consequently, judgment & decree passed by the trial Court as well as first appellate Court is upheld and the second appeal filed by the appellants/defendants deserves to be dismissed.

21. Accordingly, substantial question of law is answered in favour of plaintiffs and against the defendants. Consequently, second appeal is dismissed. No order as to cost (s).

22. A decree be drawn up accordingly.

Sd/-

(Naresh Kumar Chandravanshi) Judge amit Digitally signed AMIT by AMIT KUMAR DUBEY KUMAR Date:

DUBEY 2025.08.01 16:55:57 +0530 19