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 7, Cited by 1]

Jharkhand High Court

Mubarak Hussain vs State Of Jharkhand And Ors. on 1 May, 2006

Equivalent citations: [2006(3)JCR427(JHR)]

Author: N.N. Tiwari

Bench: N.N. Tiwari

ORDER
 

N.N. Tiwari, J.
 

1. In this writ application the petitioner has prayed for quashing the order dated 29.3.2004 passed in Probate Case No. 3/1959 by the 1st Additional Judicial Commissioner, Ranch whereby the respondent No. 3 has been appointed as a new executor of the estate of the deceased W.S. Hitchcock in place of the executors, namely, Ram Chandra Mukherjee and Bhagchand Jain for the purpose of executing and administering the entire balance of un administered estate of the said deceased.

2. The brief fact relevant for the purpose of this case is that one William Surridge Hitchcock died in Cambridge on 12.11.1958. After his death Bhagchand Jain & Ram Chandra Mukherjee made an application for grant of probate of the last Will and testament of said W.S. Hitchcock, being Probate Case No. 3/1959. In the said probate case one Mehndi Hassan intervened and on his contest the said probate case was converted into Title Suit No. 6/1959. The main contention of the objector Mehndi Hassan was that the Will and codicil were not of William Surridge Hitchcock and the same were not properly executed and attested. It was claimed that the said W.S. Hitchcock had made an oral gift in his favour transferring his (Hitchcock) properties before leaving for England. Subsequently on 22.11.1960 both the parties filed a compromise petition and Mehndi Hassan, as prayed for, was allowed to withdraw his objection.

3. Subsequently renewal was required for the leasehold properties. By order dated 12.6.1984, the Additional Collector, Ranchi held that the lease will be renewed in favour of the executors who are the legal representatives. The lease of the property in question was renewed up to 31.8.2014 in favour of Ram Chandra Mukherjee. By that time Bhagchand Jain died. The claim of Mehndi Hassan over 2.70 acres of land was not accepted as he was not the executor of the Will and he had already accepted the Will in the compromise petition filed in T.S. No. 6/59. The heirs of Mehndi Hassan filed an application before the 2nd Additional Judicial Commissioner, Ranchi for annulment and revocation of the probate under Section 263 of the Indian Succession Act (hereinafter referred to as the said Act). The same was registered as Misc case No. 3/ 1985. The executors contested the said application filed by the heirs of Mehndi Hassan, namely, Sakina Khatoon, Mubarak Hussain and Ors. It was contended that Ram Chandra Mukherjee and Bhagchand Jain had played fraud and Mehndi Hassan had signed the compromise petition without knowledge of the contents. In Misc. Case No. 3/1985 it was, inter alia held by the 2nd Additional Judicial Commissioner, Ranchi that the applicants failed to prove any fraud and coercion on Mehndi Hassan in filing the compromise petition. It was further held that the Probate Court had rightly not incorporated the contents of the compromise petition as a part of the decree as the compromise petition could not prevail over the probate which is a judgment in rem and binds the whole world. It was further held that the probate was not revocable and that the applicants have no locus standi to file the petition for revocation of probate. Sakina Khatoon and Ors. thereafter challenged the said order In Misc. Appeal No. 38/1986 in the Patna High Court, Ranchi Bench. The said appeal was dismissed as abated. A case was also instituted before the D.C., Ranchi being Case No. 36R8/03-04 wherein it was held that any entry of Jamabandi in the name of Mehndi Hassan was baseless and was liable to be cancelled. The writ application being WP (C) No. 3656/2004 filed by Mubarak Hussain challenging the order passed by the D.C. was dismissed as withdrawn to enable him to avail other remedy available under law. One J.E. Wiltshire made an application under Sections 192, 193 & 194 of the Indian Succession Act, 1925 against the heirs of Mehndi Hassan in the Court of the 1st Additional Judicial Commissioner, Ranchi in Execution Case No. 1/05. After making enquiry in terms of Section 193 of the Indian Succession Act and after hearing the parties, the 1st Additional Judicial Commissioner, Ranchi has passed the impugned order dated 29.3.04 whereby J.E. Wiltshire has, been appointed as a new executor to administer the unadministered estate of the deceased William Surridge Hitchcock in Probate Case No. 3/1959.

4. Mr. H.C. Prasad, learned Counsel appearing on behalf of the petitioner submitted that the order passed by the learned Court below is wholly illegal and unsustainable. It has been submitted that neither the petitioner was made a party to the said application nor the general citation was issued. The proceeding was against the provision of Section 259 of the Indian Succession Act. learned Counsel further submitted that no part of the testated estate has been left unadministered and as such the appointment of a new representative for the said purpose and no order was required to be passed.

5. Mr. B.L. Jain, learned Sr. counsel appearing on behalf of the respondent No. 3, on the other hand, contested the writ application contending that the petitioner has absolutely no locus standi in view of the earlier decision of the Court of law. He further submitted that since both the executors of the Will, probated in the year 1961, having died, the respondent No. 3 has been appointed to execute the unadministered estate of the testator by the learned Court below, after thorough enquiry and consideration of all the relevant facts. It was submitted that the citation is not required as in this case letter of administration has not been granted under the provisions of Section 258 of the said Act. He further submitted that the petitioner has got an effective remedy under Section 263 of the said Act and the controversy raised by the petitioner is a pure question of fact which cannot be adjudicated upon and decided by this Court in exercise of jurisdiction under Article 227 of the Constitution of India.

6. After hearing learned Counsel for the parties and perusing the impugned order passed by learned Court below, I find that learned Court below has passed the said order on due consideration of all the relevant facts and provisions of law, appointing the respondent No. 3 as a new executor to administer the remaining unadministered estate of the testator. According to the petitioner, there is no unadministered estate of the said deceased but the same has been controverted by the respondents. The controversy between the parties raises pure question of fact which cannot be adjudicated upon and decided in this writ application. Moreover, the respondent No. 3 has been appointed for the purpose of administration of the unadministered estate and if there is no such unadministered estate, the petitioner should have no grievance, as the role of the said executor is limited to the unadministered estate of the testator. However, if the petitioner has got any genuine grievance against the appointment of the respondent No. 3 as a new executor, he has got effective remedy for seeking revocation/annulment of the same under the provisions of Section 263 of the Indian Succession Act which is a forum where the petitioner can prove all those disputed facts by adducing evidences, if any. The grievance of the petitioner cannot be redressed in this writ application under Article 227 of the Constitution of India.

7. There being no merit, this writ application is dismissed.