Allahabad High Court
Jitendra Nath Gupta And Ors. vs Ram Narain Gupta (Since Dead) Through ... on 23 May, 2008
Equivalent citations: AIR 2009 (NOC) 556 (ALL.) = 2008 (5) ALJ 236, 2008 (5) ALL LJ 236, 2009 (2) AKAR (NOC) 341 (ALL.), 2008 A I H C 3491, (2008) 72 ALL LR 104, (2009) 1 HINDULR 73
Author: Dilip Gupta
Bench: Dilip Gupta
JUDGMENT Dilip Gupta, J.
1. A Will is one of the most solemn documents known to law. By it a dead man entrusts to the living, the carrying out of his wishes after his death and it is impossible that he can be called either to deny his signatures or to explain the circumstances in which it was executed. The present, however, is a case where during his lifetime, the testator not only made specific assertions about the execution of the Will, but also explained the circumstances which led to its execution. This was done in the original suit that had been instituted by the testator against that son and his family who had been excluded from the bequest. Though the testator died during the pendency of the suit, but the son in whose favour the bequest was made was substituted as the plaintiff and the suit was ultimately decreed by the Trial Court and the said decree was confirmed in the First Appeal. Ofcourse, the institution of the suit by the testator of the Will is denied by the defendants, but both the Courts below have found, as a fact, that the suit had been instituted by the testator having a sound disposition of mind at the material time.
2. The dispute is about House No. 31, Lowther Road, Allahabad. Late Ram Narain Gupta who had retired in the year 1957 as Deputy Director of Education, Allahabad had purchased the said house by a registered sale deed dated 28th July, 1960. Jitendra Nath Gupta and Rajendra Gupta are the two sons of Ram Narain Gupta. The elder son Jitendra Nath Gupta was employed in Central Roadways Workshop, Kanpur and U.P. State Road Transport Corporation, Kanpur and resided in Kanpur with his family consisting of his wife Uma Gupta, his son Somendra Gupta and his daughter-in-law Kiran Gupta. It is said that from December, 1992 Jitendra Nath Gupta with his family started residing in his father's house at Lowther Road, Allahabad. The younger son Rajendra Gupta retired as a teacher in the Mathematics Department of the Allahabad University and has been residing on the first floor of the aforesaid house of Ram Narain Gupta at Lowther Road along with his family consisting of his wife Manju Gupta and his two sons Pankaj Gupta and Mohit Gupta.
3. Ram Narain Gupta executed a registered Will on 1st July, 1983 when he was about 81 years of age. This Will is not in dispute as it is admitted to both his sons Jitendra Nath Gupta and Rajendra Gupta. Under this Will, Part-I of the aforesaid house was bequeathed to his younger son Rajendra Gupta while Part-II of the house was bequeathed to his wife Rani Devi Gupta and after her death to his elder son Jitendra Nath Gupta and his grand son Somendra Gupta jointly in equal shares. Rani Devi Gupta died on 17th December, 1989. It is said that after her death, Ram Narain Gupta executed another registered Will on 16th October, 1992 and by this Will he revoked the earlier Will dated 1st July, 1983 and bequeathed the entire house in favour of Rajendra Gupta but imposed a condition that Rajendra Gupta will pay a sum of Rs. 50,000/- to Jitendra Nath Gupta. It is also said that on 25th June, 1993, Ram Narain Gupta executed another registered Will by which he revoked the earlier Will dated 16th October, 1992 and bequeathed the entire house in favour of Rajendra Gupta unconditionally.
4. Jitendra Nath Gupta disputes the execution of the Wills on 16th October, 1992 and 25th June, 1993. It is, therefore, necessary to refer to the relevant portions of these three registered Wills.
5. The relevant portion of the registered Will executed by Ram Narain Gupta on 1st July, 1983 is as follows:
I had planed to divide my aforesaid house in two parts and to absolutely bequeath one of the two parts as prescribed hereinafter to my son Dr. Rajendra Gupta. I had indicated my plan to him on his return from abroad in August, 1981. Dr. Rajendra Gupta, in view of my will and desire and with my consent, added new constructions to the house from his own money.... These new constructions, alterations and modifications are included in that portion of the house which I have shown as part ''I' in the schedule of the document.... I have got two sons. The elder son is Sri Jitendra Nath Gupta and the younger son is Dr. Rajendra Gupta.... I bequeath part I of my aforesaid house, as described in the schedule below, as shown by red colour in the attached map, absolutely to my son Dr. Rajendra Gupta after my death.... I bequeath part II of my house as described in the schedule, and as shown without any colour in the attached map, to my wife Smt. Rani Devi Gupta for her life. She shall not have any right to transfer or alienate, either by sale or by gift or by mortgage or by lease or in any other manner, this part during her life.... On death of my wife Smt. Rani Devi Gupta this part shall absolutely devolve on my son Sri Jitendra Nath Gupta and my grand son Sri Somendra Gupta jointly in equal shares....
6. The relevant portion of the registered Will executed by Ram Narain Gupta on 16th October, 1992 is as follows:
I, Ram Narain Gupta son of late Shri Ram Bahori Gupta, R/o 7/31, Lowther Road, Allahabad, do hereby cancel and revoke the Will dated 1st July, 1983 executed by me in respect of my assets and properties. This has been necessitated for various reasons, including the death of my wife; and also because I am also now firmly of the view that my two sons cannot live peacefully and happily in the same premises. Therefore, I have decided to execute a fresh Will all together. This is my last and final Will as on date. There is no other registered or unregistered will executed by me except the one revoked by me as above.
...
I bequeath Part I of my aforesaid house, as described in the Schedule below and as shown by red colour in the attached map, absolutely to my son Dr. Rajendra Gupta after my death....
I also bequeath Part II of the house, as described in the schedule below as shown by yellow colour, absolutely to Dr. Rajendra Gupta after my death with the same conditions and in the same manner as those of Part I. He shall become its absolute owner on my death. However, the condition attached to this bequest is that Dr. Rajendra Gupta shall pay a sum of Rs. 50,000/- (Rupees fifty thousand only) to my elder son, Sri Jitendra Nath Gupta....
The relevant portion of the registered Will executed by Ram Narain Gupta on 25th June, 1993 is as follows:
I, Ram Narain Gupta son of late Shri Ram Bahori Gupta, R/o 7/31, Lowther Road, Allahabad, do hereby cancel and revoke the Will dated 16th October, 1992, executed by me in respect of my assets and properties as also the earlier will, dated 1st July, 1983, which had been earlier revoked by me by the will executed on 16th October, 1992. I have decided to execute a fresh Will altogether. This is my last and final will as on date....
I am the absolute owner of house No. 7/31, Lowther Road, Allahabad; and it is my self acquired property. There is no other co-sharer or co-owner in this property. I have got full right to bequeath the property to any one I like. I have two sons viz. Sri Jitendra Nath Gupta and Rajendra Gupta. Sri Jitendra Nath Gupta after retirement had settled at Kanpur. I am living with my son Dr. Rajendra Gupta and the said son and his family have got great love and affection for me and have been caring for me since long. I have one daughter Smt. Mridula Goel who is well settled in life.
I bequeath absolutely and without any condition my above entire house No. 7/31, Lowther Road, Allahabad to my younger son Dr. Rajendra Gupta exclusively....
7. This Second Appeal arises out of Original Suit No. 129 of 1994 that was instituted by Ram Narain Gupta against Jitendra Nath Gupta - defendant No. 1, Uma Gupta (wife of Jitendra Nath Gupta) - defendant No. 2, Somendra Gupta (son of Jitendra Nath Gupta) - defendant No. 3 and Kiran Gupta (wife of Somendra Gupta) - defendant No. 4 for a mandatory injunction to withdraw and leave and go away from the accommodation of the plaintiff's house shown by letters A B C D E F & G in the map attached to the plaint and for permanent prohibitory injunction from interfering with the plaintiff's free, exclusive and independent use and enjoyment of the house. Pendente-lite and future damages and compensation for wrongful use and occupation of the aforesaid portion of the house at the rate of Rs. 50/- per day was also claimed.
8. The Trial Court by the judgment dated 16th January, 2007 decreed the suit and directed the defendants to handover vacant possession of the premises in their possession to the plaintiff and also directed the defendants not to interfere with the peaceful possession of the plaintiff. The defendants were also directed to deposit damages at the rate of Rs. 50/- per day till date of possession. Feeling aggrieved, the defendants filed First Appeal No. 63 of 2007 which has been dismissed by the judgment and decree dated 22nd December, 2007 and the judgment and decree dated 16th January, 2007 has been confirmed.
9. In the plaint, as mentioned hereinabove, Ram Narain Gupta extensively referred to the three registered Wills and the circumstances which compelled him to execute the Wills on 16th October, 1992 and 25th June, 1993. It would, therefore, be useful to refer to the relevant paragraphs of the plaint and the same are as follows:
9. That, the plaintiff is now 92 years old and, though he is mentally fit and sound he is physically weak on account of his old age. He requires to be looked-after. Plaintiff's wife, who died on 17th December, 1989, was sick and bed-ridden for two years before her death.
10. That the plaintiff and his wife, when she was alive, were cared for and looked after only by Dr. Rajendra Gupta and his wife, Smt. Manju Gupta and his sons.
...
12. That, defendant No. 1 or any member of his family never cared or bothered for the plaintiff or his wife. The plaintiff's wife, who is no more, was fond of defendant No. 3 and used to provide him a lot but that too did not create any feeling in either defendant No. 3 or defendant No. 1 to give any comfort to her in her sickness by coming to Allahabad, staying with her and attending to and looking after her.
13. That, defendant No. 3, who used to come to Allahabad some times, was more of a liability, financial and otherwise, and was of no help. Defendant No. 1 and his wife defendant No. 2, did not come even when the plaintiff's wife was on death-bed and ultimately died. As submitted above, she was attended to throughout her old age and illness by Dr. Rajendra Gupta, his wife and his sons. After her death, they alone are caring for and looking after the plaintiff.
14. That, the plaintiff had executed a registered will on 01.07.1983. By this will the plaintiff had divided his aforesaid house in two parts and had bequeathed one part of defendant No. 1 and his son, defendant No. 3, and the other part to Dr. Rajendra Gupta. The plaintiff had given a copy of this will to each of his sons.
15. That, the wife of the plaintiff, who was fond of Defendant No. 3, thought that after retirement, defendant No. 1 would come to live and stay with them at Allahabad in their old age. Although the plaintiff never hoped of any change in defendant No. 1 and his wife, the defendant No. 2, but plaintiff's wife had such hope. However, what she hoped never happened. The execution of the will and handing over its copy to them made them wholly callous and indifferent towards the plaintiff and his wife. The idea of living the helping plaintiff and his wife in their old age became totally unacceptable to them. It indeed was a great disappointment to the plaintiff. Even when defendant No. 1 came to Allahabad for a day or two he started talking in an insulting and taunting manner.
16. That, though the plaintiff had executed the above will, but the plaintiff was not happy with it. Plaintiff had been thinking that the will was not fair and just to his younger son, Dr. Rajendra Gupta. The plaintiff thought that he had not helped Dr. Rajendra Gupta financially as he had done to defendant No. 1 and further, the share bequeathed in his favour had been substantially constructed and renovated by him at his own cost, and that the division made by him was highly unjust and that he had committed a mistake in his will. The plaintiff also thought that he (Dr. Rajendra Gupta) and his family alone had been caring for and looking after the plaintiff and his wife (since deceased) in a selfless and devoted manner in all respects.
17. That, the plaintiff's wife remained ill for long and died on 17th December, 1989.
18. That, with a view to mitigate the unfairness and inequity of the aforesaid will dated 01.07.83, the plaintiff executed another registered will on 16.10.1992. By this will the plaintiff revoked his earlier will dated 01.07.1983 and bequeathed the entire house in favour of Dr. Rajendra Gupta, but imposed a condition that he (Dr. Rajendra Gupta) would pay a sum of Rs. 50,000/- (Rupees Fifty thousand) to defendant No. 1 on the plaintiff's death.
19. That, after the execution of the aforesaid will, dated 16.10.92, the plaintiff reflected over all that he had given to and done for defendant No. 1 and defendant No. 3 in the past and felt that the condition of imposing a burden of Rs. 50,000/- on Dr. Rajendra Gupta was also not just and fair to him, having regard to the fact that the plaintiff had already provided substantial funds to defendant No. 1 and No. 3 on several occasions including the funds for the purchase of the land at Kanpur the value of which is at present about Rupees Seven Lacs; and in this context the condition of making Dr. Rajendra Gupta pay Rs. 50,000/- to defendant No. 1 amounted to highly inequitable distribution of his property. The plaintiff also realised that, apart from the inequitable burden of Rs. 50,000/- put by him on Dr. Rajendra Gupta, Defendant No. 1 could take undue advantage of the above condition by creating all kinds of obstacles and difficulties and the bequest under the will, as made by him, may be made unworkable by defendant No. 1. Plaintiff was also advised that such a condition may also make the will unenforceable.
20. That, the defendant No. 1 and his family members came to know of the aforesaid will (as the plaintiff later on learnt).
21. That, in the month of December, 1992, defendant No. 1, his wife, defendant No. 2 and his son, defendant No. 3, came to Allahabad. They put their luggage in a portion of the house. The plaintiff had not called them nor wanted them to stay in the house. Taking advantage of the relationship of father and son, they did not seek any formal permission for staying and put their belongings in the house. Plaintiff asked defendant No. 1 the purpose of their visit. Plaintiff was told that they had come for the operation of defendant No. 2 at Kamla Nehru Hospital and they would go back Kanpur thereafter. Then they stayed in the house. During their stay they also called defendant No. 4, the wife of defendant No. 3 to stay with them in the plaintiff's house.
...
27. That, as submitted above, the plaintiff was still feeling very strongly that the condition of payment of Rs. 50,000/- by Dr. Rajendra Gupta to defendant No. 1in his will dated 16.10.92 was not fair to him and it was, in fact, unfair advantage to defendant No. 1 particularly in view of all that had already been given to him and defendant No. 3 in the past. This was apart from the fact that defendants had no feeling of love, affection and respect for the plaintiff and had never bothered for him as well as his wife during her lifetime and were causing utmost discomfort, inconvenience and annoyance to the plaintiff by their continued stay in the house against the wish of the plaintiff. And, further the plaintiff now realised that the stay of defendants in the house with repeated promises to go away could be purposive and intentional; and that they could harass Dr. Rajendra Gupta after his (plaintiff's) death and take undue and unfair advantage from him because of the condition of payment of Rs. 50,000/- by him (Dr. Rajendra Gupta). The plaintiff realised that Defendant No. 1 may continue to occupy a portion of the house even after the plaintiff's death and may not withdraw from it according to his promise; and in this manner he could make the plaintiff's bequest in favour of Dr. Rajendra Gupta unworkable by using the above condition as a handle to oppress Dr. Rajendra Gupta. The plaintiff, therefore, realised that his mistake in conferring the undeserving and inequitable benefit of Rs. 50,000/- on defendant No. 1 should be rectified.
28. That, the apprehensions of the plaintiff were also founded on the fact that the plaintiff had come to know of many activities and involvements of defendant No. 3, which were highly undesirable and objectionable.
29. That, in order to give himself mental peace and satisfaction by being fair to Dr. Rajendra Gupta and his family, who had been selflessly and devotedly caring for the plaintiff and his wife, and, in order to make his (plaintiff's) real intention of giving the entire house to Dr. Rajendra Gupta, the plaintiff revoked his will dated 16.10.92 (the earlier will dated 1.7.1983 having been already revoked) and executed a registered will on 25.06.93 whereby he bequeathed the entire house in favour of Dr. Rajendra Gupta unconditionally.
10. The reason for filing the Suit, as mentioned in the plaint, was that during the course of their stay the defendants started interfering with the free, exclusive and independent use of the aforesaid accommodation by the plaintiff and Rajendra Gupta and his family. The plaintiff accordingly gave a notice to the defendants on 31.7.1993 to vacate the portion of the house in their possession. The defendants, however, did not leave the house and started insulting and intimidating the plaintiff with dire consequences if they were asked to vacate the house. The plaintiff, fearing threats, sent a complaint to the S.P. City on 04.08.1993 alongwith a request to provide protection. It was sent by registered post with a note that, if necessary, the complaint may be treated as a F.I.R. On 04.09.1993, the plaintiff made another complaint to the Station Officer, George Town Police Station, Allahabad and also gave a written note on 14.09.1993 to the Station Officer, George Town Police Station, Allahabad. The plaintiff also got a public notice published in the Northern India Patrika of 7.10.1993, wherein he briefly described the situation and notified that if anybody dealt with defendants 1 to 4 it would have nothing to do with the plaintiff and that the plaintiff would not be responsible for the same. In the end it was stated that the defendants have come to know of the last Will of the plaintiff executed on 25th June, 1993 and so the plaintiff apprehends that the defendants may continue to stay to obstruct the bequest of the aforesaid Will in favour of Dr. Rajendra Gupta after the death of the plaintiff.
11. The aforesaid suit was instituted by Ram Narain Gupta on 17th March 1994. A declaration was made by Ram Narain Gupta that the contents of paragraphs 1 to 47 of the plaint were within his personal knowledge and it was verified at Allahabad on 8th March, 1994. Along with the plaint, an application (6-C) under Order XXXIX Rule 1 & 2(1) read with Section 151 of the Code of Civil Procedure, 1908 (hereinafter referred to as the ''CPC') was filed. This application was supported by the affidavit (7-C) of Ram Narain Gupta which was sworn before the Public Notary on 11th March, 1994 at the residence of Ram Narain Gupta. Another application (9-C) was filed by the plaintiff with a prayer that an Advocate Commissioner be appointed to submit a report after making local inspection. On 17th March, 1994, certain documents were filed by the plaintiff with the list (11-C) which included the registered general power of attorney dated 30th October, 1993 executed by Ram Narain Gupta in favour of his grand son Mohit, the notice dated 31st July, 1993 sent by Ram Narain Gupta to the defendants and the public notice published by Ram Narain Gupta in the newspaper on 17th October, 1993.
12. On 17th March, 1994, the Court issued summonses to the defendants fixing 2nd April, 1994 for filing the written statement and 9th July, 1994 was fixed for framing of issues. On the application for grant of temporary injunction, the Court issued notices to the defendants for filing objections and 23rd March, 1994 was fixed. Service was to be affected through a special messenger. On the application for appointment of Advocate Commissioner, the Court appointed Sri B.M. Tripathi as the Advocate Commissioner. Another application dated 18th March, 1994 was filed by the plaintiff (20-C) with a prayer that the summonses and the notice be also served through the same Advocate Commissioner. This application was allowed.
13. Sri B.N. Tripathi, Advocate Commissioner made the inspection on 19th March, 1994 and submitted a detailed report dated 21st March, 1994. The report mentions that he reached the house after due notice to Sri S.P. Goyal, Advocate for the plaintiff on 19th March, 1994. The defendants who were present were identified by Sri Ram Narain Gupta and Sri Mohit Gupta. They, however, refused to receive the notice and the summonses but said that they will cooperate with the Advocate Commissioner in the inspection of the premises. The Advocate Commissioner made the spot inspection with Ram Narain Gupta and the defendants and the spot inspection memo was signed by Ram Narain Gupta also on 19th March, 1994.
14. The summonses were served upon the defendants in March, 1994 and the suit proceeded but Ram Narain Gupta died on 15th August, 1994. Subsequently, Rajendra Gupta was substituted as plaintiff No. 1/1 and consequential amendments were incorporated in the plaint. It is only after the death of Ram Narain Gupta that the joint written statement was filed by the defendants on 20th January, 1997 along with the counter claim and the relevant paragraphs of the written statement are as follows:
52. That it is vehementally submitted that the suit has not been filed by Late R.N Gupta and as such the plaint as stand deserves to be rejected.
53. That the filing of suit during the life time of late R.N Gupta, is a manipulation of the present plaintiff Sri Rajendra Gupta in malafide collusion with a senior Advocate Sri S.P. Gupta who appears to have given the advice for his vested interest, as such the suit on this count alone deserves to be dismissed.
54. That the deceased alleged plaintiff Sri Ram Narain Gupta, was incapable of filing the suit on the alleged date of institution of the suit, and moreover he had lost his all the memories and senses on the date of suit. However it is also made clear that late R.N. Gupta was also not in a position to read and write on the alleged date of suit and the plaint contains the forged signatures of Sri R.N. Gupta, hence also the suit is liable to be dismissed. It is added that Sri R.N. Gupta, was incapacitated in the year 1987 and thereafter the could not recover his health due to misdeeds of Smt. Manju Gupta, her husband/present plaintiff and their companions.
55. That even an alleged affidavit of the late R.N. Gupta filed alongwith the suit also bear the forged and fabricated signatures of late R.N. Gupta and there are circumstances to believe the contention of the defendant.
56. That in fact the suit has been filed at the behest of the present plaintiff Dr. Rajendra Gupta for his vested interest and ill designed motives just to deprive the other successors of late R.N. Gupta to enjoy their rights in the properties left behind by said R.N. Gupta. Hence in these circumstances present plaintiff Dr. Rajendra Gupta is incompetent continue the suit, and the suit on this ground also deserves to be dismissed.
57. That in fact late R.N. Gupta was about more than 92 years of his age at the time of his death. He died on 15th August, 1994 after a prolong illness and as a consequence of which he had lost balance of his physical and mental faculties and was also unable to work and talk even.
70. That then in the prevailing circumstances late R.N. Gupta executed a will on 1st July 1983 within the knowledge of the present plaintiff and the answering defendants Nos. 1,2 and 3. However, the copy of the said will was given to the present plaintiff and the answering defendant 1.
78. That the defendants are claiming their rights under the Will dt. 1.7.1983 duly executed by late R.N. Gupta in favour of the defendant No. 1 and 3 and the present plaintiff as well. The said will is valid and genuine document and became operative immediately after the death of Sri R.N. Gupta on 15.8.1994. It may also be mentioned here that the subsequent alleged two Wills dt. 16.10.1992 and 25.6.1993 are forged documents and have been manufactured by Dr. Rajendra Gupta in collusion with Sri S.P. Gupta Advocate. The aforesaid two documents alleged to be Will deeds are invalid and manufactured documents as such they do not confer any right upon the present plaintiff. Dr. Rajendra Gupta and Dr. Rajendra Gupta while relying upon aforesaid documents and making them the basis of his claim is liable for criminal prosecution under the provisions of Indian Penal Code.
...
82. That the alleged Will deeds dt. 16.10.1992 and 25.6.1993 alleged to have been executed by late R.N. Gupta are forged and fabricated and manufactured documents and the same cannot be enforced because they are liable to be declared null and void ab-initio and the present plaintiff cannot claim any right under the aforesaid two documents.
83. That two documents dt. 16.10.1992 and 25.6.1993 alleged to be Will deeds have not been executed by late R.N. Gupta out of his free will and volition particularly in the circumstances when Late R.N. Gupta fell ill in the year 1987 due to several disease of his old age and during his continuous illness when in December 1989 the mother of defendant No. 1 died, again it was fatal incident for late R.N. Gupta who was not only mentally shocked but gradually he was victimised of depression as a result of which he started to loose his memory and power of recognisation as well.
84. That it may also be mentioned here that the unfortunate death of his wife was again a painful moment because earlier to it Late R.N. Gupta lost sole son-in-law also in the year of December 1988 and as such the prevailing and surrounding circumstances dominated over the physical and mental faculties of Late R.N. Gupta so much so that he could never recover rather he went on deteriorating both physically and mentally until his death.
85. That in the year 1987 when R.N. Gupta was more than 85 years of his age received fatal injuries in his right leg and thigh bones causing multiple fractures and he look about 8 to 10 months in reconvalescing as a result of which he had to remain on bed and he could not lead routine life. This incident was also one of the cause for his loosing the mental and physical activities.
86. That in December 1990 and onwards Late R.N. Gupta became incapacitated to ascertain right or wrong.
87. That under these circumstances the aforesaid two subsequent will deeds alleged to have been executed by Late R.N. Gupta cannot be said to have been executed by him in his sound state of mind rather the said two documents have been got manufactured by the present plaintiff for his vested interest hence same are liable to be declared null and void ab-initio, inopeative and consequently no right is accrued to the present plaintiff under the aforesaid documents.
15. The Trial Court framed as many as twelve issues but the issues to which the learned Senior Counsel for the parties in this Second Appeal have referred to are as follows:
2. Whether after the death of Ram Narain Gupta, the plaintiff is the sole owner of the disputed house on the basis of the registered Will dated 25th June, 1993?
3. Whether late Ram Narain Gupta was in a sound mental condition at the time of institution of the Suit?
4. Whether Dr. Rajendra Gupta and his family looked after late Ram Narain Gupta and his wife during their lifetime?
6. Whether the suit was filed by late Ram Narain Gupta?
8. Whether defendant No. 1 is living in the disputed house on the basis of the rights acquired under the will dated 1st July, 1983 or whether his possession is illegal?
9. Whether the wills dated 16th October, 1992 and 25th June, 1993 are fraudulent documents?
16. The Trial Court decided the aforesaid issues in the following manner:
ISSUE NO.3 Though issue No. 3 as framed was whether Ram Narain Gupta was having a sound mental frame of mind at the time of institution of the suit, but the Trial Court noticed that in the Written Statement the defendants had asserted that Ram Narain Gupta was incapable of executing the two Wills dated 16th October, 1992 and 25th June, 1993 because of his feeble mental condition and, therefore, for the sake of convenience, it considered it proper to also examine whether Ram Narain Gupta was having a sound disposition of mind at the time of the execution of the two Wills on 16th October, 1992 and 25th June, 1993. In this connection, the Court considered the evidence of DW-1, Jitendra Nath Gupta who stated that the mental faculty of Ram Narain Gupta had lessened and he was confused, dazzled and puzzled because he had fractured his legs, his son-in-law had died in 1988 and his wife had also died in 1989, but observed that this could result in physical pain and sadness but would not necessarily mean that the mental equilibrium had been disturbed. The Court also placed emphasis on the fact that during the lifetime of Ram Narain Gupta none of the defendants had filed any application before the Court that Ram Narain was not in a sound and disposing state of mind and, therefore, could not institute the suit or execute the aforesaid two Wills even though DW-1 in the cross-examination admitted that he had received the summons of the suit in March, 1994 about 4-5 months prior to the death of Ram Narain Gupta. The Court also noticed that DW-1 in his cross examination admitted that at the time when the inspection of the premises was made by the Advocate Commissioner, his father was present and though DW-1 denied the signatures of Ram Narain Gupta on the spot inspection memo but in his diary (Paper No. 543-Ka) which he had filed in the Court, he had mentioned that his father was present with him at the time of inspection by the Advocate Commissioner and had signed the spot inspection memo. The Court also considered the recitals contained in the various letters on record which had been filed both by the defendants and the plaintiff as also the notings made by Jitendra Nath Gupta on various dates in the diary filed by him, and concluded that Ram Narain Gupta was having a sound disposition of mind at the time the two Wills were executed on 16th October, 1992 and 25th June, 1993 as well as when the suit was instituted on 17th March, 1994.
ISSUE NO.6 The Trial Court observed that the burden of proving that Ram Narain Gupta had not instituted the suit was on the defendants because it was their assertion in the written statement that the suit had not been instituted by Ram Narain Gupta. It was contended by the defendants that Ram Narain Gupta had not signed the plaint or the affidavit and he was also not mentally sound when the suit was instituted. So far as the plea of mental soundness was concerned, the Court noticed that while deciding issue No. 3, it had found that Ram Narain Gupta was mentally sound and in respect of the signatures of Ram Narain Gupta on the plaint and the affidavit, the Court observed that even though summonses of the suit had been served on the defendants in March, 1994, but during the lifetime of Ram Narain Gupta the defendants did not challenge the signatures and even otherwise, Jitendra Nath Gupta in his diary had noted on 19th March, 1994 that the inspection of the kitchen and the veranda on the ground floor was made by the Advocate Commissioner jointly with Jitendra Nath Gupta and his father and his father had also signed the ''spot inspection memo' which made reference to Original Suit No. 129/1994 and the names of parties and since he was a literate person who had retired as the Deputy Director of Education, he would certainly have noticed that he was the plaintiff in the suit.
The Court also rejected the contention advanced by the defendants that the suit had not been instituted by Ram Narain Gupta since the plaint was verified on 8th March, 1994 but the affidavit in support of the injunction application was sworn on 11th March, 1994 and even though the plaint is dated 16th March, 1994 it was registered on 17th March, 1994 because these facts, in the opinion of the Court, do not lead to the conclusion that Ram Narain Gupta had not instituted the suit.
The Court also rejected the doubts expressed by the defendants regarding the affidavit (27-Ga) of Ram Narain Gupta filed in support of the application dated 21st April, 1994 for grant of temporary injunction. The Court noticed that in the diary, Jitendra Nath Gupta had noted on 20th April, 1994 that in the evening at about 6.50 PM his brother Rajendra Gupta was getting some papers signed by his father in connection with the application to be filed in the Court and the notings made on 21st April, 1994 in the diary also mention that Rajendra Gupta went with the application to the Court. The Court, therefore, concluded that the affidavit had been filed by Ram Narain Gupta. The Court has also referred to the other entries made in the diary wherein it was mentioned that Ram Narain Gupta was enquiring about the proceedings of the suit. The Court, therefore, concluded that the suit had been instituted by Ram Narain Gupta.
ISSUE NO.4 The Court decided this issue in favour of the plaintiff holding that Dr. Rajendra Gupta and his family members were looking after Ram Narain Gupta and his wife during their lifetime. In coming to this conclusion, the Court has relied upon various letters which have been written by Ram Narain Gupta or were addressed to him. The Court has also relied upon the numerous entries made in the diary which was filed by the defendants.
ISSUE NO.8 This issue was decided against the defendants as while deciding issue Nos. 2 and 9, the Court had recorded a finding that the Will executed on 25th June, 1993 was a valid Will which had revoked the earlier Wills executed on 1st July, 1983 and 16th October, 1992 and, therefore, no right could accrue to the defendants on the basis of the Will executed on 1st July, 1983.ISSUE NOS. 2 & 9
These two issues were decided together by the Trial Court. The Trial Court observed that the burden lay on the plaintiff to prove that he became the sole owner of the disputed house on the basis of the Will executed and registered on 25th June, 1993 but the burden to prove that the Wills executed on 16th October, 1992 and 25th June, 1993 were fraudulent documents was on the defendants.
17. To prove the execution of the Will on 25th June, 1993, the plaintiff examined Sudhir Kumar - PW-2 who was one of the attesting witness. The Court noticed that under Section 68 of the Evidence Act at least one attesting witness has to be called for the purpose of proving the execution and in the present case Sudhir Kumar verified his own signature as well as the signature of the other attesting witness Krishna Kumar Parolia. He also stated that the testator had signed the Will in the presence of the attesting witnesses after reading it out loudly and that the Will was subsequently presented for registration by the testator and it was registered. The Court also noticed that the Will executed on 25th June, 1993 was not only a registered document but the entry made in the diary of Jitendra Nath Gupta also mentions that he was informed by his son Somendra Gupta that on 25th June, 1993 Ram Narain Gupta went with S.P. Gupta in his Car to the Registrar Office and this gave support to the fact that Ram Narain Gupta himself had gone to get the Will registered. The Court also noticed that while deciding issue No. 3, it had concluded that Ram Narain Gupta was having a sound disposition of mind when he executed the Wills on 16th October, 1992 and 25th June, 1993.
18. The Court rejected the allegation of the defendants that the Wills had been fraudulently executed on 16th October, 1992 and 25th June, 1993 in collusion with S.P. Gupta said to be a close friend of Rajendra Gupta. One of the reasons given by the Court in coming to this conclusion is that in connection with his service in the Transport Corporation, Jitendra Nath Gupta was living in Kanpur and, therefore, if S.P. Gupta and Rajendra Gupta had any intention of getting the Will revoked, they would not have waited till 16th October, 1992. The Court also noticed that Jitendra Nath Gupta had retired in the year 1988 by which time Ram Narain Gupta was quite old and feeble and when his wife had also died in 1989, it was natural for him to expect that the defendants would look after him but while deciding Issue No. 4, it was found that even after retirement, Jitendra Nath Gupta continued to live in Kanpur upto 1992 and only Rajendra Gupta and his wife looked after Ram Narain Gupta. The Court also found that Ram Narain Gupta was annoyed with Jitendra Nath Gupta and his family. The Court, therefore, had no hesitation in holding that the two Wills executed on 16th October, 1992 and 25th June, 1993 had been executed not because of any collusion of S.P. Gupta with Rajendra Gupta but because of the fact that Rajendra Gupta and his wife only looked after Ram Narain Gupta and Ram Narain Gupta was also annoyed with Jitendra Nath Gupta and his family members.
19. The Court also found that the Will had been executed by the testator on 25th June, 1993 out of his free will. It rejected the contention of the defendants that undue influence or coercion was exercised by Rajendra Gupta upon Ram Narain Gupta as the defendants had not filed any evidence to this effect and even otherwise, at the time of execution of the Will on 25th June, 1993, Ram Narain Gupta and the defendants were staying on the ground floor whereas Rajendra Gupta and his family were living on the first floor but no complaint whatsoever had been made by the defendants regarding any coercion or undue influence.
20. The defendants placed five circumstances before the Court, which according to them, created suspicion regarding the execution of the Will. The Court repelled the first contention of the defendants regarding the signature of the testator on the Will executed on 25th July, 1993 since though the plaintiff had discharged his burden of proving the execution and registration of the Will, the defendants did not produce any expert evidence to show that the Will did not contain the signatures of the testator. The Court also compared the signatures of Ram Narain Gupta on the Will executed on 25th June, 1993 with the signatures of Ram Narain Gupta on the other documents filed by the defendants and found that prima facie there was similarity in the signatures. The second contention regarding the feeble mental capacity was also rejected in view of the finding recorded by the Trial Court while deciding Issue No. 3. The Court also rejected the third contention that the division was unnatural and unjust and no reason had been mentioned to divest Jitendra Nath Gupta of any share in the property. In coming to this conclusion the Court found that sufficient reasons had been mentioned by Ram Narain Gupta in his Will to bequeath all his property to Rajendra Gupta and in fact from the evidence on record it was not only proved that Ram Narain Gupta was very happy with the care and attention which Rajendra Gupta and his family had showered upon him but from the evidence it was also apparent that he was annoyed with Jitendra Nath Gupta and his family members. The Court also rejected the fourth contention of the defendants that the propounder of the Will had taken part in the execution of the Will because the Court found that the Will had been executed by Ram Narain Gupta in a sound and disposing state of mind at a time when Rajendra Gupta had gone out of Allahabad for medical treatment. The Court also rejected the fifth contention of the defendants that coercion and undue influence had been exerted by the propounder of the Will upon the testator.
21. In such circumstances, when the propounder of the Will had successfully dispelled all the suspicious circumstances said to be surrounding the execution of the Will and when the Court had found, as a fact, that Ram Narain Gupta was in a sound and disposing state of mind at the relevant time and the execution and registration of the Will had been duly proved by the propounder of the Will, the Trial Court observed that it was not necessary for the propounder of the Will to examine the executor of the Will, the second attesting witness, the Advocate who drafted the Will or the typist.
22. The Trial Court, therefore, concluded that the Will executed and registered on 25th June, 1993 was a valid document and its execution by the testator with a free and disposing mind had been duly proved by the plaintiff. The Trial Court also found that the defendants had failed to prove that the Wills executed on 16th October, 1992 and 25th June, 1993 were fraudulent documents.
23. The Trial Court, accordingly, decreed the Original Suit.
24. The First Appellate Court framed as many as eight points for determination but learned Senior Counsel for the parties have referred to the second and third point for determination which are as follows:
2. Whether the suit had been instituted by Ram Narain Gupta and whether he was in a sound physical and mental state of mind at that time?
3. Whether the Wills dated 16th October, 1992 and 25th June, 1993 are forged documents and whether the plaintiff has become the owner of the property on the basis of the Will dated 25th June, 1993?
25. The Appellate Court considered both these points for determination together and confirmed the findings of the Trial Court holding that:
(a) The suit had been instituted by Ram Narain Gupta and the defendants despite service of the summonses upon them in March, 1994 did not dispute the institution of the suit by Ram Narain Gupta or the execution of the Will on 25th June, 1993 during the lifetime of Ram Narain Gupta.
(b) The execution and registration of the Will on 25th June, 1993 by Rajendra Narain Gupta had been duly proved by Sudhir Kumar (PW- 2).
(c) In view of the indubitable and lucid evidence available on record plaintiff No. 1/1, who was also the propounder of the Will, had dispelled all the suspicious circumstances said to be surrounding the execution of the Will and the plaintiff had also succeeded in proving that Ram Narain Gupta had instituted the suit and executed the Will with a free and disposing mind.
(d) There was sufficient reason for Ram Narain Gupta to revoke the earlier Wills executed on 1st July, 1983 and 16th October, 1992 by the Will executed on 25th June, 1993 and adverse inference was not to be drawn because the executor of the Will, the Advocate who drafted the Will, the public notary and the second attesting witness were not produced for examination.
(e) The contention of the defendants that the Wills had been executed on16th October, 1992 and 25th June, 1993 because of the collusion of the executor of the Will with the propounder of the Will was only their guess work and no concrete evidence had been filed to establish such collusion.
(f) At the time of execution of the Will on 25th June, 1993, Ram Narain Gupta was not present at Allahabad as he had gone out in connection with the treatment of his eyes and there was no evidence that any undue influence was exercised upon the testator by the propounder of the Will.
26. The First Appeal was, accordingly, dismissed.
27. This Second Appeal has been filed for setting aside the judgment and decree dated 22nd December, 2007 passed by learned Additional District Judge in First Appeal No. 63 of 2007 as well as the judgment and decree dated 16th January, 2007 passed by the learned Additional Civil Judge in Original Suit No. 129 of 1994.
28. I have heard Sri R.N. Singh, learned Senior Counsel for the appellants assisted by Sri A.K. Rai, learned Counsel and Sri S.P. Gupta, learned Senior Counsel appearing for the plaintiff-respondent assisted by learned Counsel Sri Sri Kant.
29. Though a number of substantial questions of law have been framed in the Memo of Appeal, but the learned Senior Counsel for the appellants submitted that the substantial question of law that would arise for consideration in the present Second Appeal is whether the propounder of the Will had been able to remove the suspicion surrounding the execution of the Will. Elaborating his submission learned Senior Counsel for the appellants submitted that in the Memo of Appeal No. 63 of 2007 filed by the Appellants, many circumstances were mentioned because of which the execution of the Wills on 16th October, 1992 and 25th June, 1993 became doubtful, but the propounder of the Will could not remove the suspicions. The learned Senior Counsel placed the following circumstances which created doubts regarding the execution of the Will on 25th June, 1993:
1. There was unfair disposition of the property as the elder son Jitendra Nath Gupta was totally excluded and even the grand son who was to receive certain share under the first Will executed on 1st July, 1983 did not receive any share and no reason was mentioned for excluding them.
2. The Will executed on 25th June, 1993 does not give any reason for revoking the earlier Wills.
3. At the age of 92, Ram Narain Gupta was not in a sound mental condition to execute the Will.
4. The non-examination of the second attesting witness, the lawyer who drafted the Will, the typist and the executor of the Will.
5. The first attesting witness Sudhir Kumar was an interested witness as he was a friend of Mohit Gupta who is the son of Sri Rajendra Gupta.
6. If Ram Narain Gupta was hale and hearty when the Wills executed on 16th October, 1992 and 25th June, 1993 then why did he engage Sri Y.K. Goel, Advocate to draft the Wills, when he had drafted the earlier Will executed on 1st July, 1983.
7. The executor of the Will was a close friend of Rajendra Gupta and the two had colluded together to divest Jitendra Nath Gupta of any share in the property.
8. The propounder of the Will had taken active part in the execution of the Will.
9. There was no occasion for Ram Narain Gupta to mention in the subsequent Will that the two brothers could not live together.
10. In the Will executed on 16th October, 1992 it was stated that it was the final Will but still the testator is said to have executed the Will on 25th June, 1993.
30. In support of his contention learned Senior Counsel has placed reliance upon decisions which shall be dealt with at the appropriate stage.
31. Sri S.P. Gupta, learned Senior Counsel for the plaintiff-respondent submitted that the scope of Second Appeal under Section 100 of the Code of Civil Procedure, 1908 (hereinafter referred to as the ''CPC') is very limited and this Second Appeal should be dismissed as no substantial question of law arises for consideration. He further submitted that as the propounder of the Will had duly proved the execution and registration of the Will on 25th June, 1993 and both the Courts below, on a proper appraisal of evidence, have concluded that the propounder of the Will had successfully dispelled the suspicious circumstances surrounding the Will, the Second Appeal should be dismissed.
32. I have carefully considered the submissions advanced by the learned Senior Counsel for the parties and have examined the materials available on record.
33. As noticed hereinabove, the submission of Sri R.N. Singh, learned Senior Counsel for the appellants is that the substantial question of law that would arise for consideration in this Second Appeal is whether the propounder of the Will had been able to remove the suspicion surrounding the execution of the Will on 25th June, 1993. The submission of Sri S.P. Gupta, learned Senior Counsel appearing for the respondent, on the other hand is that the Trial Court as well as the First Appellate Court have elaborately examined this contention and have recorded a finding of fact that propounder of the Will had not only proved the execution and registration of the said Will by cogent evidence but had also dispelled the suspicious circumstances and, therefore, this Second Appeal should be dismissed. In this connection he has placed the provisions of Section 100 CPC and has contended that that a Second Appeal can be entertained only if it involves a substantial question of law. He has also referred to the provisions of Section 101 CPC which stipulates that no Second Appeal shall lie except on the grounds mentioned in Section 100 CPC. In support of his contention he has placed reliance upon decisions of the Supreme Court wherein the scope of Second Appeal in the light of these provisions has been considered.
34. The preliminary objection raised by Sri S.P. Gupta, learned Senior Counsel for the respondents is required to be examined first.
35. The Supreme Court has repeatedly pointed out that the scope of interference under Section 100 CPC is very limited and in fact even prior to the amendment made in Section 100 CPC in 1976, the scope of interference under Section 100 CPC was limited and the High Court had no jurisdiction to interfere in a Second Appeal when the findings arrived at by the Courts below were based upon appreciation of the relevant evidence. A Second Appeal could not also be entertained on the ground of an erroneous finding of fact, however gross or inexcusable the error may seem to be. The Amendment Act of 1976 introduced a drastic change in the scope and ambit of Section 100 CPC and a Second Appeal under Section 100 CPC is now confined to cases where the High Court is satisfied that a substantial question of law is involved.
36. Learned Senior Counsel for the respondent has placed number of decisions regarding the scope and ambit of Section 100 CPC but the decision of the Supreme Court in Gurdev Kaur and Ors. v. Kaki and Ors. needs to be mentioned first because in this case the nature and scope of Section 100 CPC was explained with reference to as case where the validity of the Will was in issue. The relevant observations are as follows:
The learned Single Judge of the High Court set aside the concurrent findings of facts arrived at by the courts below predominantly on the ground that, in the normal circumstances, a prudent man would have bequeathed the property in favour of his legal heirs. However, in the present case, the testator has disinherited the plaintiffs.
The findings arrived at by the High Court are totally erroneous. The court does not sit in appeal over the testator's decision. The court's role is limited to examining whether the instrument propounded as the last Will of the deceased is or is not that by the testator and whether it is the product of the free and sound disposing mind.
...
The fact that, in a series of cases, this Court was compelled to interfere was because the true legislative intendment and scope of Section 100 C.P.C. have neither been appreciated nor applied. A class of judges while administering law honestly believe that, if they are satisfied that, in any second appeal brought before them evidence has been grossly misappreciated either by the lower appellate court or by both the courts below, it is their duty to interfere, because they seem to feel that a decree following upon a gross misappreciation of evidence involves injustice and it is the duty of the High Court to redress such injustice. We would like to reiterate that the justice has to be administered in accordance with law.
When Section 100 C.P.C. is critically examined then, according to the legislative mandate, the interference by the High Court is permissible only in cases involving substantial questions of law.
...
The High Court seriously erred in interfering with the findings of facts arrived at by the Trial Court and affirmed by the first Appellate Court.
...
The High Court also observed that "no father in normal circumstances would like to disinherit the daughters.
The High Court has clearly deviated from the settled principle of interpretation of the Will. The Court does not sit in appeal over the right or wrong of the testator's decision. The Court's role is limited to examining whether the instrument propounded as the last Will of the deceased is or is not that by the testator and whether it is the product of the free and sound disposing mind. It is only for the purpose of examining the authenticity or otherwise of the instrument propounded as the last Will, that the Court looks into the nature of the bequest.
The learned Single Judge of the High Court has not even properly appreciated the context of the circumstances. The contents of the Will have to be appreciated in the context of his circumstances, and not vis-`-vis the rules for intestate succession. It is only for this limited purpose that the Court examines the nature of bequest. The Court does not substitute its own opinion for what was the testator's Will or intention as manifested from a reading of the written instrument. After all, a Will is meant to be an expression of his desire and therefore, may result in disinheritance of some and grant to another. In the instant case, wife of the testator Bhagwan Kaur alone had lived with the deceased and only she had looked after him throughout his life. The other daughters were all happily married a long time ago and in their weddings the testator had spent huge amount of money. In his own words, he had spent more than what they would have got in their respective shares out of testator's property.
If a Will appears on the face of it to have been duly executed and attested in accordance with the requirements of the Statute, a presumption of due execution and attestation applies.
37. Subsequently, in Kashmir Singh v. Harnam Singh and Anr. 2008 AIR SCW 2417, the Supreme Court also clarified the difference between a ''question of law' and "a substantial question of law" and the relevant observations are:
To be substantial a question of law must be debatable, not previously settled by law of the land or a binding precedent, and must have a material bearing on the decision of the case, if answered either way, insofar as the rights of the parties before it are concerned. To be a question of law involving in the case there must be first a foundation for it laid in the pleadings and the question should emerge from the sustainable findings of fact arrived at by court of facts and it must be necessary to decide that question of law for a just and proper decision of the case. An entirely new point raised for the first time before the High Court is not a question involved in the case unless it goes to the root of the matter. It will, therefore, depend on the facts and circumstance of each case whether a question of law is a substantial one and involved in the case, or not; the paramount overall consideration being the need for striking a judicious balance between the indispensable obligation to do justice at all stages and impelling necessity of avoiding prolongation in the life of any lis. (See :Santosh Hazari v. Purushottam Tiwari (deceased) by Lrs. .
The principles relating to Section 100 CPC, relevant for this case, may be summarised thus:
(i) An inference of fact from the recitals or contents of a document is a question of fact. But the legal effect of the terms of a document is a question of law. Construction of a document involving the application of any principle of law, is also a question of law. Therefore, when there is misconstruction of a document or wrong application of a principle of law in construing a document, it gives rise to a question of law.
(ii) The High Court should be satisfied that the case involves a substantial question of law, and not a mere question of law. A question of law having a material bearing on the decision of the case (that is, a question, answer to which affects the rights of parties to the suit) will be a substantial question of law, if it is not covered by any specific provisions of law or settled legal principle emerging from binding precedents, and, involves a debatable legal issue. A substantial question of law will also arise in a contrary situation, where the legal position is clear, either on account of express provisions of law or binding precedents, but the court below has decided the matter, either ignoring or acting contrary to such legal principle. In the second type of cases, the substantial question of law arises not because the law is still debatable, but because the decision rendered on a material question, violates the settled position of law.
(iii) The general rule is that High Court will not interfere with concurrent findings of the Courts below. But it is not an absolute rule. Some of the well recognized exceptions are where (i) the courts below have ignored material evidence or acted on no evidence; (ii) the courts have drawn wrong inferences from proved facts by applying the law erroneously; or (iii) the courts have wrongly cast the burden of proof. When we refer to 'decision based on no evidence', it not only refers to cases where there is a total dearth of evidence, but also refers to any case, where the evidence, taken as a whole, is not reasonably capable of supporting the finding.
38. In this connection reference may also be made to certain other decisions of the Supreme Court wherein the scope of Section 100 CPC has been considered.
39. In Kondiba Dagadu Kadam v. Savitribai Sopan Gujar and Ors. the Supreme Court made the following observations:
...It has further been found in a number of cases that no efforts are made to distinguish between a question of law and a substantial question of law. In exercise of the powers under this section the findings of fact of the first appellate court are found to have been disturbed. It has to be kept in mind that the right of appeal is neither a natural nor an inherent right attached to the litigation. Being a substantive statutory right, it has to be regulated in accordance with law in force at the relevant time. The conditions mentioned in the section must be strictly fulfilled before a second appeal can be maintained and no court has the power to add to or enlarge those grounds. The second appeal cannot be decided on merely equitable grounds.
It is not within the domain of the High Court to investigate the grounds on which the findings were arrived at, by the last court of fact, being the first appellate court. It is true that the lower appellate court should not ordinarily reject witnesses accepted by the trial court in respect of credibility but even where it has rejected the witnesses accepted by the trial court, the same is no ground for interference in second appeal when it is found that the appellate court has given satisfactory reasons for doing so. In a case where from a given set of circumstances two inferences are possible, one drawn by the lower appellate court is binding on the High Court in second appeal. Adopting any other approach is not permissible. The High Court cannot substitute its opinion for the opinion of the first appellate court unless it is found that the conclusions drawn by the lower appellate court were erroneous being contrary to the mandatory provisions of law applicable or its settled position on the basis of pronouncements made by the Apex Court, or was based upon inadmissible evidence or arrived at without evidence.
If the question of law termed as a substantial question stands already decided by a larger Bench of the High Court concerned or by the Privy Council or by the Federal Court or by the Supreme Court, its merely wrong application on the facts of the case would not be termed to be a substantial question of law. Where a point of law has not been pleaded or is found to be arising between the parties in the absence of any factual format, a litigant should not be allowed to raise that question as a substantial question of law in second appeal. The mere appreciation of the facts, the documentary evidence or the meaning of entries and the contents of the document cannot be held to be raising a substantial question of law. But where it is found that the first appellate court has assumed jurisdiction which did not vest in it, the same can be adjudicated in the second appeal, treating it as a substantial question of law. Where the first appellate court is shown to have exercised its discretion in a judicial manner, it cannot be termed to be an error either or law or of procedure requiring interference in second appeal. This Court in Reserve Bank of India v. Ramkrishna Govind Morey held that whether the trial court should not have exercised its jurisdiction differently is not a question of law justifying interference.
40. This judgment has been followed in a number of decisions including Thiagarajan and Ors. v. Sri Venugopalaswamy B.Koil and Ors. and Govindaraju v. Mariamman reported in 2005 AIR SCW 916.
41. In Ram Prasad Rajak v. Nand Kumar and Bros. and Anr. the Supreme Court has also observed:
...Unless there was a substantial question of law, the High Court had no jurisdiction to entertain the second appeal and consider the merits.
...The High Court made an attempt to re-appreciate the evidence and come to the conclusion that the appellant failed to prove his bona fide requirement. In fact after a scanty discussion of the evidence, the High Court observed: "in this view of the matter I find and hold that the plaintiff miserably failed on factual aspect also to prove his bona fide necessity." The High Court has acted beyond its jurisdiction in appreciating the evidence on record.
42. It is in the light of the principles enunciated above that the submission of the learned Senior Counsel for the appellants that a substantial question of law arises for consideration in this Second Appeal has to be examined.
43. The true legal position relating to proof of due execution of the will by the propounder, where the will is attacked on the ground that there are suspicious circumstances surrounding it, is fairly well settled. In H. Venkatachala Iyengar v. B.N. Thimmajamma , the Supreme Court laid down the principles of onus of proof of the Will as follows:
...The party propounding a will or otherwise making a claim under a will is no doubt seeking to prove a document and, in deciding how it is to be proved, we must inevitably refer to the statutory provisions which govern the proof of documents. Sections 67 and 68, Evidence Act are relevant for this purpose. Under Section 67, if a document is alleged to be signed by any person, the signature of the said person must be proved to be in his handwriting, and for proving such a handwriting under Sections 45 and 47 of the Act the opinions of experts and of persons acquainted with the handwriting of the person concerned are made relevant. Section 68 deals with the proof of the execution of the document required by law to be attested; and it provides that such a document shall not be used as evidence until one attesting witness at least has been called for the purpose of proving its execution. These provisions prescribe the requirements and the nature of proof which must be satisfied by the party who relies on a document in a Court of law. Similarly, Sections 59 and 63 of the Indian Succession Act are also relevant. Section 59 provides that every person of sound mind, not being a minor, may dispose of his property by will and the three illustrations to this section indicate what is meant by the expression "a person of sound mind" in the context. Section 63 requires that 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 that the signature or mark shall be so made that it shall appear that it was intended thereby to give effect to the writing as a will. This section also requires that the will shall be attested by two or more witnesses as prescribed. Thus the question as to whether the will set up by the propounder is proved to be the last will of the testator has to be decided in the light of these provisions. Has the testator signed the will? Did he understand the nature and effect of the dispositions in the will? Did he put his signature to the will knowing what it contained? Stated broadly it is the decision of these questions which determines the nature of the finding on the question of the proof of wills. It would prima facie be true to say that the will has to be proved like any other document except as to the special requirements of attestation prescribed by Section 63 of the Indian Succession Act. As in the case of proof of other documents so in the case of proof of wills it would be idle to except proof with mathematical certainty. The test to be applied would be the usual test of the satisfaction of the prudent mind in such matters.
...
There may, however, be cases in which the execution of the will may be surrounded by suspicious circumstances. The alleged signature of the testator may be very shaky and doubtful and evidence in support of the propounder's case that the signature in question is the signature of the testator may not remove the doubt created by the appearance of the signature; the condition of the testator's mind may appear to be very feeble and debilitated; and evidence adduced may not succeed in removing the legitimate doubt as to the mental capacity of the testator; the dispositions made in the will may appear to be unnatural, improbable or unfair in the light of relevant circumstances, or, the will may otherwise indicate that the said dispositions may not be the result of the testator's free will and mind. In such cases the Court would naturally expect that all legitimate suspicions should be completely removed before the document is accepted as the last will of the testator. The presence of such suspicious circumstances naturally tends to make the initial onus very heavy; and unless it is satisfactorily discharged, Courts would be reluctant to treat the document as the last will of the testator. It is true that, if a caveat is filed alleging the exercise of undue influence, fraud or coercion in respect of the execution of the will propounded, such pleas may have to be proved by the caveators; but, even without such pleas circumstances may raise a doubt as to whether the testator was acting of his own free will in executing the will, and in such circumstances, it would be a part of the initial onus to remove any such legitimate doubts in the matter.
Apart from the suspicious circumstances above referred to in some cases the wills propounded disclose another infirmity. Propounders themselves take a prominent part in the execution of the wills which confer on them substantial benefits. If it is shown that the propounder has taken a prominent part in the execution of the will and has received substantial benefit under it, that itself is generally treated as a suspicious circumstance attending the execution of the will and the propounder is required to remove the said suspicion by clear and satisfactory evidence....
...It may, however, be stated generally that a propounder of the will has to prove the due and valid execution of the will and that if there are any suspicious circumstances surrounding the execution of the will the propounder must remove the said suspicions from the mind of the Court by cogent and satisfactory evidence.
44. These principles have been reiterated by the Supreme Court in Rani Purnima Debi v. Kumar Khagendra Narayan Deb ; Shashi Kumar Banerjee and Ors. v. Subodh Kumar Banerjee ; Ramchandra Rambux v. Champabai ; Pushpavati v. Chandraja Kadamba ; Jaswant Kaur v. Amrit Kaur ; Management Committee T.K. Ghosh's Academy v. T.C.Palit and Ors. ; S. Sundaresa Pai v. Sumangala T. Pai ; Madhukar D. Shende v. Tarabai Aba Shedage ; Janki Narayan Bhoir v. Narayan Namdeo Kadam ; Pentakota Satyanarayana v. Pentakota Seetharatnam ; B. Venkatamuni v. C.J. Ayodhya Ram Singh and Ors. ; Niranjan Umeshchandra Joshi v. Mrudula Jyoti Rao and Ors. and Savithri and Ors. v. Karthayani Amma and Ors. .
45. However, in Niranjan Umeshchandra Joshi v. Mrudula Jyoti Rao and Ors. , the Supreme Court after observing that the Court must satisfy its conscience as regards due execution of the Will by the testator where there are suspicious circumstances surrounding the execution of the Will pointed out:
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 not close its mind to find the truth. A resolute and impenetrable incredulity is demanded from the judge even there exist circumstances of grave suspicion.
46. In the present case, the Trial Court as well as the First Appellate Court have not only meticulously examined the evidence on record to find out whether the testator had duly executed and presented the Will for registration before the Registrar but have also examined the evidence to find out whether the propounder of the Will had dispelled all the suspicious circumstances and after appraisal of the evidence have recorded a finding in favour of the propounder of the Will.
47. As noticed hereinabove, the scope of interference by the High Court in a Second Appeal under Section 100 CPC is permissible only in cases involving substantial question of law. The Supreme Court has pointed out that to be ''substantial' a question of law must be debatable, not previously settled by law of the land or a binding precedent, and must have a material bearing on the decision of the case, if answered either way, insofar as the rights of the parties are concerned and a substantial question of law may arise where even though the legal position is clear because of the express provisions of law or binding precedents but the Courts below have decided the case either ignoring or acting contrary to such legal principles. The Supreme Court has further pointed out that though the general rule is that the High Court will not interfere with the concurrent findings of the Courts below but this is not an absolute rule and is subject to well recognised exceptions where (i) the Courts below have ignored material evidence or acted on no evidence; (ii) the Courts have drawn wrong inferences from proved facts by applying the law erroneously; or (iii) the Courts have wrongly cast the burden of proof. The Supreme Court has also pointed out that gross misappreciation of evidence cannot be made a ground to entertain a Second Appeal and nor is it within the domain of the High Court to investigate the grounds on which the findings were arrived at by the Courts below and if from a given set of circumstances, two inferences are possible, the one drawn by the Lower Appellate Court would be binding on the High Court in Second Appeal.
48. The submission of Sri S.P. Gupta, learned Senior Counsel for the respondent is that the question of law which is said to arise in this case has long been settled and it is for the Appellants to satisfy the Court that the Courts below have either ignored or acted contrary to the settled legal principles. He has further submitted that the concurrent finding of facts can be interfered with in a Second Appeal only when the three exceptions referred to above exist.
49. Sri R.N. Singh, learned Senior Counsel for the appellants does not dispute the settled legal principles regarding proof of execution of a Will in a case where there are suspicious circumstances but what he contends is that the Courts below have wrongly placed reliance upon the various entries made in the diary by Jitendra Nath Singh since they could not have been used against the other defendants. In this connection he has placed reliance upon the decision of this Court in Puran Mal v. Tarif and Ors. AIR 1915 Allahabad 483. In this decision the Court held that a statement made by defendant in his written statement is not admissible in evidence against his co-defendant. This decision does not help the appellants as in the present case the diary has been filed as evidence. Learned Senior Counsel for the appellants also placed reliance upon Section 145 of the Evidence Act to contend that the diary could not have been taken into consideration without contradicting the witness with the statement in cross-examination. This submission cannot also be accepted because Section 145 of the Evidence Act is attracted to statement of witnesses and not to evidence.
50. In the earlier part of this judgment, while dealing with the issues framed by the Trial Court, the Court has extensively referred to the findings on the relevant issues. The Appellate Court has also referred to the evidence and has recorded categorical findings in favour of the plaintiff. The Supreme Court in Kashmir Singh (supra) pointed out the three exceptions when this Court in Second Appeal could interfere with the concurrent findings recorded by the Courts below and in Kondiba Dagadu Kadam (supra) the Supreme Court pointed out that it is not within the domain of the High Court to investigate the grounds on which the findings were arrived at by the First Appellate Court.
51. In this connection, learned Senior Counsel for the Appellants placed before the Court various documents and circumstances to impress upon the Court that the propounder of the Will had not succeeded in removing the suspicious circumstances relating to the execution of the Will on 25th June, 1993. He thereby wanted the Court to investigate the grounds on which the findings were arrived at by the Courts below, appreciate the evidence and interfere with the concurrent findings recorded by both the Courts below.
52. The Court is of the opinion that such an exercise cannot be undertaken by the Court under Section 100 CPC particularly when the learned Senior Counsel for the appellants has not been able to bring his case within the four corners of the three well established exceptions pointed out by the Supreme Court for interfering with the concurrent findings of fact recorded by the Courts below. Such being the position, the Second Appeal is liable to be dismissed as no substantial question of law arises for consideration.
53. However, as the learned Senior Counsel for the Appellants, by extensively referring to the circumstances which according to him made the execution of the Will highly suspicious, has submitted that the suspicion had not been removed, the Court considers it appropriate to also deal with this submission even though the Trial Court as well as the First Appellate Court have elaborately dealt with this aspect and on proper appraisal of the evidence, both oral and documentary, have concluded that the propounder of the Will had successfully dispelled the existence of the suspicious circumstances but, before proceeding to examine the circumstances, it would be appropriate to note certain characteristics of a Will and the manner the propounder of the Will is required to prove its execution.
54. "Will" as defined under Section 2 (h) of the Indian Succession Act, means the legal declaration of the testator with respect to his property which he desires to be carried into effect after his death. The mode of proving a Will does not ordinarily differ from that of proving any other document except the special requirement of attestation prescribed in the case of a Will by Section 63 of the Succession Act. The essential characteristic of a Will, as is well known, is that it is a mere declaration of an intention and so long as the testator is alive, the declaration can be revoked or varied according to the variations in his intention. It is a disposition that requires the testator's death for its consummation and is but ambulatory until the happening of that event. The first requisite for a valid Will is that the testator must have known and approved of the contents of the Will. The intention of the testator will have to be gathered from all the relevant and material contents in the entire Will made in the situation in which the testator was placed in life in the background of his property, his inclinations, wishes, desires and attitudes as can be clearly and unambiguously found either from the recitals from the instrument or from the legally admissible evidence.
55. The test of soundness of mind laid down in law is a workable test. It has to be seen whether the testator had the capacity to appreciate the fact that he was making the Will and what were the contents of the Will and the ability to appreciate the nature of disposition he was making. In other words, what is required is that at the time of making the Will, the testator should be able to comprehend the nature and effect of the disposition and should have sufficient memory and intelligence to form a proper judgment regarding it, and should have a free will in making it. The burden of proof cast upon the propounder of the Will is discharged by proof of capacity and of the factum of the execution of the Will. Thus if a propounder of Will shows that the Will was signed by the testator, that at all relevant times he was of sound disposing mind, that he understood the nature and effect of the dispositions and that he signed it in the presence of two witnesses who attested it in his presence and in the presence of each other, the burden would be discharged. The signatures of the testator are best proved by the attesting witnesses.
56. Mere old age is no incapacity. When an old man executes a Will and it is shown that he was not of unsound mind, then the only inquiry as to mental capacity is whether the testator retained sufficient mental faculty to comprehend the testamentary act that he performed. His Will will be valid if he had sufficient understanding to discern and judge his act even if old age has debilitated the testator and his memory has become somewhat feeble. However, if on account of old age, he becomes so forgetful that he does not remember his own name or simple things, then he cannot be said to be fit for making the Will.
57. In ordinary cases, the execution of a Will by a person of sound mind raises the presumption that he has understood and approved the contents of the will. However, when circumstances give rise to doubts, it is for the propounder of the Will to satisfy the conscience of the Court. The suspicious circumstances may be as to the genuineness of the signatures of the testator, the condition of the testator's mind or the dispositions made in the Will to show that the testator's mind was not free. In such a case, the Court will expect that all legitimate suspicions are completely removed before the document is accepted as the last Will of the testator. If the propounder succeeds in removing the suspicious circumstances, the Court would accept the Will to be genuine even if it is unnatural and cuts-off wholly or in part the near relations. A circumstance would be suspicious when it is not normal or is not normally expected in a normal situation or is not expected of a normal person.
58. The Court also considers it necessary to remind itself of the striking features of this case before it proceeds to examine whether the propounder of the Will has been able to remove all the doubts. The first Will was executed and registered by the testator on 1st July, 1983 when he was about 81 years of age. The executor of the Will was S.P. Gupta who is also the executor of the second and the third Wills. The second Will which was executed and registered on 16th October, 1992 specifically revokes the earlier Will dated 1st July, 1983. This Will mentions that the revocation has been necessitated for various reasons including the death of the wife of the testator and also because of the fact that the two sons cannot live peacefully and happily in the same premises. The third Will which was executed and registered on 25th June, 1993 revokes the earlier Will executed on 16th October, 1992 and also mentions that the Will executed on 1st July, 1983 had been earlier revoked by the testator by the Will executed on 16th October, 1992. It inter alia mentions that the testator had got full right to bequeath the property to anyone he likes; that he has two sons Jitendra Nath Gupta and Rajendra Gupta; that Jitendra Nath Gupta after retirement had settled at Kanpur and the testator was living with his son Rajendra Gupta and that the said Rajendra Gupta and his family have got great love and affection for the testator and have been caring for him since long. The Will thereafter proceeds to bequeath the entire house to Rajendra Gupta exclusively.
59. What is of great significance in this case is that during his lifetime Ram Narain Gupta instituted Original Suit No. 129 of 1994 on 17th March, 1994 against Jitendra Nath Gupta and his family for ejectment from the accommodation in their possession and for certain other reliefs. In the plaint, the plaintiff Ram Narain Gupta extensively referred to the execution and registration of the three Wills and the circumstances which compelled him to subsequently execute the Wills on 16th October, 1992 and 25th June, 1993. The plaint was verified by Ram Narain Gupta and along with the plaint an application for grant of temporary injunction supported by the affidavit of Ram Narain Gupta was also filed. The plaintiff also filed certain documents which included the registered general power of attorney dated 30th October, 1993 executed by Ram Narain Gupta in favour of his grand son Mohit, the notice dated 31st July, 1993 sent by Ram Narain Gupta to the defendants and the notice published by Ram Narain Gupta in the daily newspaper on 17th October, 1993.
60. It would be useful to refer to some portions of the recitals contained in the general power of attorney which was written by Ram Narain Gupta in his own handwriting and the same are as follows:
Whereas my elder son Sri Jitendra Nath Gupta and his son Sri Somendra Gupta came to my house and started staying in a part of my house without seeking my permission and without my readiness and willingness for the stay in my house.... Whereas right from the beginning I had no occasion or dealing with the aforesaid Sri Jitendra Nath Gupta, Somendra Gupta or their wives in any manner whatsoever in spite of their stay in the aforesaid part of my house, and I am being cared for and looked after by Dr. Rajendra Gupta, his wife and son; and in fact their stay has not only been a cause of discomfort and inconvenience to me but was causing me immense agony.... Whereas the aforesaid Sri Jitendra Nath Gupta and Sri Somendra Gupta have now become aware of the fact that I have executed my last Will dated 25th June, 1993 whereby I had revoked my earlier two Wills and had bequeathed my entire house to Rajendra Gupta to the exclusion of the aforesaid Sri Jitendra Nath Gupta and Sri Somendra Gupta.... Whereas they (Jitendra Nath Gupta and Somendra Gupta and their wives) have now become extremely inimical and hostile to me and Dr. Rajendra Gupta and his family.... Whereas, their reaction and hostility of the execution of the aforesaid Will is wholly unfounded inasmuch as I had already given them enough in my lifetime and by my earlier two Wills I had not done justice to my younger son which I have now rectified by executing the last Will.... This power of attorney has been written by me in my own handwriting and with the assistance of Sri Yogesh Kumar Goel, Advocate in a fit and sound state of mind without the influence of anyone and for the purposes of having legal action on my behalf and their efficient prosecution.
61. The aforesaid power of attorney which was registered has been attested by two witnesses. It has also been certified by a Senior Specialist Doctor of the Medical College that Ram Narain Gupta had signed the aforesaid document in his presence in a fully sound mental state.
62. The notice which was published in the newspaper on 7th October, 1993 also mentions that Ram Narain Gupta had revoked the earlier two Wills and deprived Jitendra Nath Gupta and his son Somendra Gupta from his property by the last Will.
63. The records indicate that the defendants had acquired knowledge of the filing of the suit on 19th March, 1994 when the Advocate Commissioner inspected the premises and the summonses were also served upon the defendants in March, 1994.
64. In this background, if the defendants genuinely believed that the suit had not been instituted by Ram Narain Gupta or that the Will had not been executed by Ram Narain Gupta on 25th June, 1993 or that Ram Narain Gupta was not in a free and disposing state of mind at the time of execution of the Will or the institution of the suit, they would have moved an application to this effect in the pending suit during the lifetime of Ram Narain Gupta so that the truth would have come out, but for reasons best known to them they did not move such an application and, infact, they did not even file the written statement during the lifetime of Ram Narain Gupta. The defendants had the best possible opportunity to prove their assertions during the lifetime of Ram Narain Gupta but they did not avail of this opportunity and it is only after his death that they started making the aforesaid allegations.
65. Another important factor which needs to be noticed for finding out whether Ram Narain Gupta was in a sound and disposing state of mind when the Will was executed on 25th June, 1993 is regarding the corrections that had been made by Ram Narain Gupta in his own handwriting in the typed Will executed on 25th July, 1993. The last sentence in the second paragraph began with a small ''i' which has been corrected by him with a capital ''I'. The most important correction is that made in the second line of the fourth paragraph where ''myself' which was typed as a single word has been broken into two words. The spelling of ''coercion' has also been corrected in the last paragraph. Sri Ram Narain Gupta has also noted in his own handwriting, at the foot of the Will, the corrections made by him in the Will. The corrections that have been made, leave no manner of doubt that Ram Narain Gupta was in sound mental condition at the time of execution of the Will on 25th June, 1993.
66. The Will executed on 25th June, 1993 is a registered document and its execution and registration has been proved by the attesting witness Sudhir Kumar. The Courts have found as a fact, on appraisal of evidence, that Ram Narain Gupta was in a sound and disposing state of mind when the Will was executed on 25th June, 1993 and when the suit was instituted by him on 17th March, 1994.
67. The suspicious circumstances that have been pointed out by the learned Senior Counsel for the appellants in the execution of the Will have, therefore, to be examined in the backdrop of the characteristics of the Will and the special features mentioned above.
68. The first doubt on which great emphasis was laid by the learned Senior Counsel for the appellants is that the eldest son Jitendra Nath Gupta and the grand son Somendra Gupta who were entitled to a share under the first Will executed on 1st July, 1983 have not been given any share in the subsequent Will. In this connection learned Senior Counsel has placed reliance upon the decision of the Privy Council in Mt. Biro v. Atma Ram ; the decision of the Punjab & Haryana High Court in Sri Kishan Chand and Anr. v. Smt. Basanti Devi (died) by L.Rs. 1996 (1) HLR 437; the decision of the Madhya Pradesh High Court in Bherulal v. Ramkunwarbai and Ors. 1994 (1) HLR 632 and the decisions of the Supreme Court in Joseph Antony Lazarus (D) By L.Rs. v. A.J. Francis and Major Singh v. Rattan Singh (Dead) by Lrs. and Ors. 1997 (1) HLR 741.
69. Learned Senior Counsel for the respondent, however, submitted that the Will executed on 25th June, 1993 mentions the reason for bequeathing the entire house to Rajendra Gupta and that while deciding Issue No. 4, the Trial Court had found that Rajendra Gupta and his family members were looking after Ram Narain Gupta and his wife during their lifetime. He further submitted that while deciding Issue Nos. 2 and 9, the Trial Court found that Ram Narain Gupta was annoyed with Jitendra Nath Gupta and his family members. He further submitted that in the plaint detailed reasons had been mentioned by the plaintiff Ram Narain Gupta for bequeathing the house exclusively to Rajendra Gupta. He, therefore, submitted that on the basis of the evidence on record, the plaintiff had succeeded in dispelling this doubt. In support of his contention he has placed reliance upon the decisions of the Supreme Court in Smt. Malkani v. Jamadar and Ors. ; Satyapal Gopal Das v. Smt. Panchubala Dasi and Ors. and Brij Mohan Lal Arora, etc. v. Girdhari Lal Manucha .
70. The Courts have found as a fact that Ram Narain Gupta had a free and disposing state of mind at the time of executing the Will and institution of the suit. The Courts have also found that the propounder of the Will had succeeded in proving the execution and registration of the Will and the institution of the suit by Ram Narain Gupta. The testator had a right to bequeath the house to a person of his choice and this is what the Will also mentions. The Will also mentions the reason for bequeathing the entire property in favour of Rajendra Gupta. It recites that as Rajendra Gupta and his family had love and affection for the testator and had been caring for him since long, he was bequeathing the property absolutely and without any condition to Rajendra Gupta exclusively. The Courts below have also found as a fact that only Rajendra Gupta and his family members looked after the testator during his lifetime and that the testator was annoyed with Jitendra Nath Gupta and his family members. It is true that in a case where the property is bequeathed to a single person to the exclusion of others, a suspicion may arise regarding the execution of the Will but then it is for the propounder of the Will to remove the suspicion and in the present case the propounder of the Will has been able to remove the suspicion.
71. In Satyapal Gopal Das (supra) the testator made a Will in favour of a person brought up as child of testator's family who was loved very much by all members of the family and in the Will no provision was made in favour of testator's wife and widowed daughter-in-law. The Will was presented for registration by the testator himself. The testator died four years later. The Trial Court gave finding in favour of the genuineness of the Will but on appeal, the Calcutta High Court reversed this finding as it felt that there were doubts about genuineness of the signatures of the attesting witnesses and the testator made no provision for his own wife and widowed daughter-in-law which was not natural for him to do. The Supreme Court, however, held that since no one raised any issue of genuineness of the Will during the entire period of four years that the testator lived after the execution of the Will, this was sufficient indication of genuineness of the Will. Further, the Will was presented for registration by the testator himself to the Sub-Registrar. The Sub-Registrar was called by the testator at his house and the testator affixed his signatures twice again in his presence as shown by the endorsement. He had signed at each and every correction made in the Will, and at the foot of the Will, he had listed all the corrections made in the Will and signed it. All these facts were found to be sufficient to establish genuineness of the Will and dispel the suspicious circumstances.
72. In Brij Mohan Lal Arora (supra) the Supreme Court examined the case of a Will executed by a Hindu widow of 70 years. It was proved that the testatrix was of sound disposition of mind. The Supreme Court observed that even though the testatrix had bequeathed all her property in favour of her brother's grand son in whom she reposed full confidence, it would not mean that there were suspicious circumstances surrounding the Will.
73. The decisions referred to by the learned Senior Counsel for the appellants have no application to the facts of the present case. In Mt. Biro (supra) the Privy Council found that the Will had not been produced for a long period of 22 years and the relevant observations are as follows:
...That the testament is unnatural and runs counter to the ordinary sentiments of person, having a status in society similar to that of Harbans Lal, cannot be seriously disputed. But this is not the only circumstance which tells against its genuineness. The will purports to have been executed on 24th August 1900, and the testator died within a month of that date. But it is strange that it was not produced until 1922, after the commencement of the present litigation. During this long period of 22 years, which intervened, there were occasions when the widow or her advisers could have produced the document, if it had been in existence; but they did not do so.
74. In Sri Kishan Chand (supra) the Punjab and Haryana High Court found that no reason had been given for denying the benefit to certain persons and the suspicious circumstances were not dispelled by the propounder of the Will. The relevant observations are as follows:
Similarly, in case reported as Ram Piari v. Bhagwant and Ors. 1990 (1) P.L.R. 639 the Will was held to be surrounded by suspicious circumstances on the solitary ground that no reason had been assigned in the Will for disinheriting the daughter. In this context it was held that although freedom to bequeath one's own property amongst Hindus is absolute both the extent and person, including rank stranger, yet to have testamentary capacity or a disposable mind what is required of propounder to establish is that the testator at the time of disposition knew and understood the property he was disposing and persons who were to be beneficiaries of his disposition. Prudence, however, requires reason for denying benefit to those who too were entitled to bounty of testator as they had similar claims on him. Absence of it does not give any inkling to the mind of testator to enable the Court to judge if the disposition was voluntary Act. The facts of the case when tested in the light of the above cited judicial pronouncements leaves no manner of doubt that the Will was surrounded by suspicious circumstances and so was rightly held by the lower appellate Court.
75. In Bherulal (supra) the Madhya Pradesh High Court also found that the suspicious circumstances had not been dispelled by the propounder of the Will and in this connection it was observed:
Lord Denning elegantly observed thus:
In construing this will, we have to look at it as the testator did, sitting in his arm chair, with all the circumstances known to him at the time. Then we have to ask ourselves:
What did he intend?
And surely such a question can be asked only if it was proved that testator was in sound and disposing state of mind and that he understood the nature and effect of disposition and that he signed if of his own free will. There is no evidence permitting such a question being asked. Can it be easily believed that a father would disinherit an unmarried son? Would that be the intention yielded by free will? What was the role played by the propounder?
Who drafted the Will? Who instructed the preparation? Who typed it? How was it conceived? Who made him understand the nature? What was the occasion? What occasioned disinheritance of the son and conferral of rights on one wife? There are questions and questions but no answers. Not satisfactory, at least. Suspicious circumstances are not dispelled.
76. The decision of the Supreme Court in Major Singh (supra) also does not help the appellants. The Trial Court as well as the First Appellate Court dismissed the suit for declaration on the basis of the Will. The High Court allowed the Second Appeal and dismissed the suit. The Supreme Court noticed that it was the duty of the propounder of the Will to establish that the Will was validly executed by removing all the suspicious features and to satisfy the conscience of the Court. The Trial Court and the Appellate Court had noticed that the Will had not been produced at the earliest point of time but had been produced sometime in the trial and the attestators were also disbelieved. The Supreme Court observed that the High Court had gone into this question and found that the reasons given by the Courts below were flimsy. This decision turns on its own facts and does not help the appellants.
77. Thus, for the reasons mentioned above and on account of the special features of this case pointed out above, the propounder of the Will had successfully dispelled this doubt.
78. The second doubt is that the Will executed on 25th June, 1993 does not give any reason for revoking the earlier Wills. This aspect has been considered while dealing with the first doubt. Even otherwise, the second Will executed on 16th October, 1992 mentions the reason for revoking the earlier Will executed on 1st July, 1983 and in the Will executed on 25th June, 1993, the testator has mentioned why he was bequeathing all the property to Rajendra Gupta. In the plaint the testator also gave reasons for revoking the earlier two Wills and the evidence on record also indicates that the earlier Will executed on 1st July, 1983 had been revoked because the testator was not happy with Jitendra Nath Gupta and his family members.
79. The third doubt is about the sound mental condition of the testator of the Will since he was about 92 years of age. The Trial Court and the First Appellate Court have recorded a categorical finding of fact that the testator was in a sound and disposing state of mind when the Will was executed on 25th June, 1993 and it is not necessary to repeat what has been stated regarding this aspect in the earlier part of the judgment.
80. The fourth doubt is about the non-examination of certain witness. In view of the special features of this case described above and the finding recorded by the Trial Court, the non-examination of the witnesses is not fatal. In Joseph Antony Lazarus (supra), which has been relied upon by learned Senior Counsel for the Appellants, the Supreme Court noticed that the Will had been registered after more than a year of its execution and that no other document except the Will had been produced to indicate that the testator ever signed her name as Mrs. M. Solomon Lazarus. It also found that the two signatures made on the Will, even to the naked eye, were entirely different and had no likeness whatsoever and that there was no evidence to ascertain that whether the Will was ever readover and explained to the testatrix before she is said to have executed and presented the Will for registration. The Supreme Court observed that it is a cumulative effect of all these circumstances that the aspect that the learned Advocate who is said to have drafted the Will on the instructions of the testatrix and the non-examination of the Sub-Registrar before whom the Will is said to have been presented for registration has to be considered for finding out the suspicious circumstances. This decision does not help the appellants because it was on account of the four factors referred to above that the Supreme Court observed that the examination of the Advocate and the Sub-Registrar were necessary.
81. The fifth doubt is about the attesting witness Sudhir Kumar. It is said that he was a very close friend of Mohit Gupta who is son of Rajendra Gupta. It needs to be mentioned that the attesting witness is normally close to the family. In Chinmoyee Saha v. Debendra Lal Saha the Calcutta High Court observed that merely because the attesting witnesses were having intimate friendly relationship with the family of the testator will not lead to the inference that there were suspicious circumstances surrounding the execution of the will.
82. The sixth doubt that has been mentioned is of little significance. It is for the testator to either write the Will himself or to ask the lawyer to draft the Will. The seventh doubt has been dispelled by the propounder of the Will as it has been found that there was no such collusion.
83. The eight doubt has also been dispelled by the propounder of the Will. In Smt. Malkani (supra) which has been relied upon by the learned Senior Counsel for the respondent, it was pleaded that the Will was not a natural Will as there was no reason as to why the testatrix should have disinherited her daughter, particularly when she was living with her and further that the propounders took very active part in the execution of the Will and that itself is generally treated as a suspicious circumstance. It was, therefore, pleaded that under these circumstances the onus was heavy on the propounders to remove the suspicion. The Supreme Court observed that the fact that the propounder of the Will took an active part in the execution of the Will and that they were beneficiaries under the Will were by themselves not sufficient to disprove the Will. It was also noted that it was evident that the testatrix was determined in bequeathing the property to her husband's brothers' sons to the exclusion of the plaintiff. If the testamentary capacity of the testatrix and the due execution of the Will were established, then a Will could not be rejected merely because propounders took an active part in its execution or were beneficiaries under the Will. It also needs to be mentioned that in the present case, it has been found that when the Will was executed on 25th June, 1993, the propounder of the Will Rajendra Gupta was not in the city. The Courts below have also given cogent reasons for coming to the conclusion that the propounder of the Will did not influence the testator.
84. The ninth doubt is in respect of the Will executed on 16th October, 1992 and not in respect of the Will dated 25th June, 1993. Even otherwise, it was for the testator to bequeath his property to any person he felt like and the execution of the Will cannot be doubted on this ground. The tenth doubt has also been dispelled by the propounder because it has been found as a fact that the Will was executed on 25th June, 1993 by the testator in a sound and disposing state of mind. A Will is ambulatory in nature and the testator can revoke or vary it from time to time according to the variations in his intention.
85. The Court is, therefore, satisfied that the propounder of the Will has been able to successfully dispel all the suspicious circumstances surrounding the execution of the Will on 25th June, 1993.
86. Thus, for all the reasons stated above, the Second Appeal is liable to be dismissed as no substantial question of law arises for consideration. It is, accordingly, dismissed. There shall be no orders as to costs.