Madhya Pradesh High Court
Chandrakant Kalbhor(Deseased) ... vs Smt. Suman Kalbhor on 17 December, 2025
Author: Gurpal Singh Ahluwalia
Bench: G. S. Ahluwalia
NEUTRAL CITATION NO. 2025:MPHC-GWL:33456
1 SA-1794-2018
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
BEFORE
HON'BLE SHRI JUSTICE G. S. AHLUWALIA
ON THE 17 th OF DECEMBER, 2025
SECOND APPEAL No. 1794 of 2018
CHANDRAKANT KALBHOR(DESEASED) THROUGH LRS (I) SMT.
SHIMLITA KALBHOR
Versus
SMT. SUMAN KALBHOR AND OTHERS
Appearance:
Shri Rohit Bansal, Advocate for the appellants.
Shri Anand V. Bhardwaj, Advocate for respondents.
JUDGMENT
This second appeal, under Section 100 of CPC, has been filed against the judgment and decree dated 15.05.2018 passed by VIIIth Additional District Judge, Gwalior in Regular Civil Appeal No. 138/2016 as well as judgment and decree dated 30.11.2016 passed by II nd Civil Judge Class II, Gwalior in Civil Suit No. 19A/2013.
2. Appellant is plaintiff who has lost his case from both the Courts below. The original plaintiff Chandrakant Kalbhor died during the pendency of this appeal and accordingly his legal representatives have been brought on record. The appeal is being prosecuted by his legal representatives.
3. Facts necessary for disposal of present appeal, in short, are that plaintiff/appellant filed a suit for declaration of title, restoration of possession along with mense profits and permanent injunction against the defendants/respondents in respect of a house situated in Saatbhai ki Goth , near Balvikas School, Lakkadkhana, Madhoganj Lashkar Gwalior. It is the case of Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 2 SA-1794-2018 plaintiff that he is the owner of the disputed house and his brother Dilip was residing in two rooms including kitchen, latrine bathroom and open corridor as a licensee. After the death of Dilip, his legal representatives who are defendants are residing. The disputed property has been shown as A, B, C, D in the plaint map. Now the defendants with a dishonest intention are claiming title over the said part of the property. It was further claimed that defendants after putting lock have shifted to Harishankalpuram-Jhansi Road-Gwalior and are out and out to give possession of the said portion to somebody after taking Money from him. On 22.11.2011 at about 09.00 A.M. one person came along with few other persons and informed that they are purchasing the said portion from the defendants. Accordingly, plaintiff informed them that the house belongs to him and he had given a disputed part of the house to his brother on license for residential purposes and accordingly the legal representatives of his late brother have no right or title to give possession or alienate the property to anybody else. Accordingly the plaintiff issued a registered notice dated 23.11.2011 to the defendants to vacate and hand over the vacant possession of the house to the plaintiff and it was also mentioned that in case if the vacant possession is not handed over then they will also be liable to make payment of mense profit at the rate of ₹ 25 per day. The defendants have not vacated the suit premises and accordingly it was pleaded that the plaintiff is also entitled for mense profit at the rate of ₹ 25 per day. Accordingly, the suit was filed for vacant possession of the disputed property which was marked as A, B, C, D in the plaint map along with an amount of ₹2,075 towards mesne profits as well as further mesne profit till the actual possession is given to the plaintiff.
4. The plaint was thereafter amended and it was pleaded that the house in question was purchased by father of the plaintiff namely Shankar Rao, Kalbhor by registered sale deed dated 22.03.1956 and he had constructed the house after Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 3 SA-1794-2018 taking loan from the Government. The father of plaintiff could not repay the loan during his lifetime and therefore the entire loan was repaid by plaintiff. A Will dated 27.06.1984 was executed by his father and on the basis of said Will he has become the owner of the property in dispute. The plaintiff has also looked after his one more brother and sister. Their marriages were also performed by him.
5. Thus in nutshell, the case of plaintiff was that the property in dispute was purchased by his father Shankar Rao Kalbhor and he had constructed the house after taking Loan from the Government which was repaid by the plaintiff. The father of plaintiff had executed a Will in favour of plaintiff on 27.06.1984
6. Defendants filed their written statement and denied the plaint averments. It was claimed that in fact the property in dispute is the ancestral property of defendants. They are residing in the same in the capacity of owner since the lifetime of late Shree Shankarao Kalbhor. It was denied that the loan was repaid by the plaintiff. The Will as claimed by plaintiff was also denied. On the contrary, it was claimed that the defendants being the legal representative of Late Shri Dilip Kalbhor have become the co-owner of the property in dispute and accordingly a counter claim was also filed claiming that Shankar Rao Kalbhor had purchased the property from Chummaji Rao by registered sale deed dated 22.03.1956 and the building was also got constructed by Sri Shankar Rao during his lifetime. Since the grand children of Shri Shankarao were already born, therefore he had no right to execute the Will. None of the family members had any knowledge of the Will allegedly executed by Shankar Rao in favour of plaintiff on 27.06.1984. It was claimed that in fact the registered Will dated 27.06.1984 is a forged document. Accordingly, it was prayed that Will dated 27.06.1984 be declared as null and void and it was also claimed that the defendants no. 1 to 3 be declared as co-owners of the property in dispute.
Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 4 SA-1794-2018
7. The trial court, after framing issues and recording evidence, dismissed the suit and decreed the counter-claim and held that the defendants are the co-owners of the house in dispute and the registered Will dated 27.06.1984 is null and void to the extent of share of the defendants.
8. Being aggrieved by judgment and decree passed by the trial Court, the appellants preferred an appeal which too has been dismissed by the appellate Court.
9. Challenging the judgment and decree passed by the Courts below, it is submitted by counsel for the appellant that the appellant has successfully proved that a registered Will was executed by his father on 27.06.1984. In fact, it was the appellant who had repaid the loan which was taken by his father and after getting impressed by the conduct of the appellant, his father had executed a registered Will in his favour. It is fairly considered that his father expired after 9 months of execution of registered Will, but the fact of execution of Will was never disclosed to any of his siblings during the lifetime of his father. It is further submitted that when the appellant had filed an application for mutation of his name, a public notice was published in a newspaper and, therefore, the siblings of the appellants were aware of the Will executed by his father. The original plaintiff had also executed a sale deed in respect of a part of the house, and in the said seal deed also it was mentioned that a registered Will was executed by his father, which was never objected by anybody. Therefore, it is submitted that once all the siblings including the defendants were aware of the execution of Will by his father, therefore, it is incorrect to say that the Will relied upon by the appellant was forged or null and void.
10. Per contra , counsel for respondent has supported the findings recorded Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 5 SA-1794-2018 by the Court below. It is submitted that the burden to remove all the suspicious circumstances attached to a Will are on the propounder of the Will and since the propounder of the Will had not removed all the suspicious circumstances, therefore, both the Courts below have given a concurrent finding of fact that the plaintiff has failed to prove the execution of Will by his father. It is further submitted that this Court in exercise of power under Section 100 of CPC cannot interfere with the concurrent findings of fact unless and until they are shown to be perverse. No perversity has been pointed out by the counsel for the appellant and accordingly no substantial question of law arises in the present appeal.
11. Heard the learned counsel for the parties.
12. Before considering the facts of this case, this Court would like to consider the law governing the field of will.
13. A Will may be surrounded by suspicious circumstances and the burden is on the propounder of the Will not only to prove the document but to remove all the suspicious circumstances. The Supreme Court in the case of H. Venkatachala Iyengar v. B.N. Thimmajamma and others, reported in AIR 1959 SC 443 , has held as under:
"18. What is the true legal position in the matter of proof of wills? It is well- known that the proof of wills presents a recurring topic for decision in courts and there are a large number of judicial pronouncements on the subject. 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 of the 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 Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 6 SA-1794-2018 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 expect proof with mathematical certainty. The test to be applied would be the usual test of the satisfaction of the prudent mind in such matters.
19. However, there is one important feature which distinguishes wills from other documents. Unlike other documents the will speaks from the death of the testator, and so, when it is propounded or produced before a court, the testator who has already departed the world cannot say whether it is his will or not; and this aspect naturally introduces an element of solemnity in the decision of the question as to whether the document propounded is proved to be the last will and testament of the departed testator. Even so, in dealing with the proof of wills the court will start on the same enquiry as in the case of the proof of documents. The propounder would be called upon to show by satisfactory evidence that the will was signed by the testator, that the testator at the relevant time was in a sound and disposing state of mind, that he understood the nature and effect of the dispositions and put his signature to the document of his own free will. Ordinarily when the evidence adduced in support of the will is disinterested, satisfactory and sufficient to prove the sound and disposing state of the testator's mind and his signature as required by law, courts would be justified in making a finding in favour of the propounder. In other words, the onus on the propounder can be taken to be discharged on proof of the essential facts just indicated.
20. 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 Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 7 SA-1794-2018 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.
21. Apart from the suspicious circumstances to which we have just referred, 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 is in connection with wills that present such suspicious circumstances that decisions of English courts often mention the test of the satisfaction of judicial conscience. It may be that the reference to judicial conscience in this connection is a heritage from similar observations made by ecclesiastical courts in England when they exercised jurisdiction with reference to wills; but any objection to the use of the word "conscience" in this context would, in our opinion, be purely technical and academic, if not pedantic. The test merely emphasizes that, in determining the question as to whether an instrument produced before the court is the last will of the testator, the court is deciding a solemn question and it must be fully satisfied that it had been validly executed by the testator who is no longer alive.
22. It is obvious that for deciding material questions of fact which arise in applications for probate or in actions on wills, no hard and fast or inflexible rules can be laid down for the appreciation of the 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. It is hardly necessary to add that the result of the application of these two general and broad principles would always depend upon the facts and circumstances of each case and on the nature and quality of the evidence adduced by the parties. It is quite true that, as observed by Lord Du Parcq in Harmes v. Hinkson [(1946) 50 CWN 895] "where a will is charged with suspicion, the rules enjoin a reasonable scepticism, not an obdurate persistence in disbelief. They do not demand from the Judge, even in circumstances of grave suspicion, a resolute and impenetrable incredulity. He is never required to close his mind to the truth". It would sound platitudinous to say so, but it is nevertheless true that in discovering truth even in such cases the judicial mind must always be open though vigilant, cautious and circumspect.
**** **** ****
29. According to the decisions in Fulton v. Andrew [(1875) LR 7 HL 448] "those who take a benefit under a will, and have been instrumental in preparing or obtaining it, have thrown upon them the onus of showing the righteousness of the transaction". "There is however no unyielding rule of law (especially where the ingredient of fraud enters into the case) that, when it has been proved that a testator, competent in mind, has had a will read over to him, and has thereupon executed it, all further enquiry is shut out". In this case, the Lord Chancellor, Lord Cairns, has cited with approval the well-known observations of Baron Parke in the case of Barry v. Butlin [(1838) 2 Moo PC 480, 482] . The two rules of law set out by Baron Parke are:"first, that the onus probandi lies in every case upon the party propounding a will; and he must satisfy the conscience of the court that the instrument so propounded is the last will of a free and capable testator"; "the second is, that, if a party writes or prepares a will under which he takes a benefit, that is a circumstance that ought generally to excite the suspicion Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 8 SA-1794-2018 of the court and calls upon it to be vigilant and zealous in examining the evidence in support of the instrument in favour of which it ought not to pronounce unless the suspicion is removed, and it is judicially satisfied that the paper propounded does express the true will of the deceased". It is hardly necessary to add that the statement of these two rules has now attained the status of a classic on the subject and it is cited by all text books on wills. The will propounded in this case was directed to be tried at the Assizes by the Court of Probate. It was tried on six issues. The first four issues referred to the sound and disposing state of the testator's mind and the fifth to his knowledge and approval of the contents of the will. The sixth was whether the testator knew and approved of the residuary clause; and by this last clause the propounders of the will were made the residuary legatees and were appointed executors. Evidence was led at the trial and the Judge asked the opinion of the jurors on every one of the issues. The jurors found in favour of the propounders on the first five issues and in favour of the opponents on the sixth. It appears that no leave to set aside the verdict and enter judgment for the propounders notwithstanding the verdict on the sixth issue was reserved; but when the case came before the Court of Probate a rule was obtained to set aside the verdict generally and have a new trial or to set aside the verdict on the sixth issue for misdirection. It was in dealing with the merits of the finding on the sixth issue that the true legal position came to be considered by the House of Lords. The result of the decision was that the rule obtained for a new trial was discharged, the order of the Court of Probate of the whole will was reversed and the matter was remitted to the Court of Probate to do what was right with regard to the qualified probate of the will.
30. The same principle was emphasized by the Privy Council in Vellasawmy Servai v. Sivaraman Servai [(1929) LR 57 IA 96] where it was held that, where a will is propounded by the chief beneficiary under it, who has taken a leading part in giving instructions for its preparation and in procuring its execution, probate should not be granted unless the evidence removes suspicion and clearly proves that the testator approved the will.
31. In Sarat Kumari Bibi v. Sakhi Chand [(1928) LR 56 IA 62] the Privy Council made it clear that "the principle which requires the propounder to remove suspicions from the mind of the Court is not confined only to cases where the propounder takes part in the execution of the will and receives benefit under it. There may be other suspicious circumstances attending on the execution of the will and even in such cases it is the duty of the propounder to remove all clouds and satisfy the conscience of the court that the instrument propounded is the last will of the testator". This view is supported by the observations made by Lindley and Davey, L. JJ., in Tyrrell v. Painton [(1894) P 151, 157, 159] . "The rule in Barry v. Butlin [(1838) 2 Moo PC 480, 482] , Fulton v. Andrew [(1875) LR 7 HL 448] and Brown v. Fisher [(1890) 63 LT 465] , said Lindley, L.J., "is not in my mind confined to the single case in which the will is prepared by or on the instructions of the person taking large benefits under it but extends to all cases in which circumstances exist which excite the suspicions of the court".
32. In Rash Mohini Dasi v. Umesh Chunder Biswas [(1898) LR 25 IA 109] it appeared that though the will was fairly simple and not very long the making of it was from first to last the doing of Khetter, the manager and trusted adviser of the alleged testator. No previous or independent intention of making a will was shown and the evidence that the testator understood the business in which his adviser engaged him was not sufficient to justify the grant of probate. In this case the application for probate made by the widow of Mohim Chunder Biswas was opposed on the ground that the testator was not in a sound and disposing Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 9 SA-1794-2018 state of mind at the material time and he could not have understood the nature and effect of its contents. The will had been admitted to the probate by the District Judge but the High Court had reversed the said order. In confirming the view of the High Court the Privy Council made the observations to which we have just referred.
33. The case of Shama Charn Kundu v. Khettromoni Dasi [(1899) ILR 27 Cal 522] on the other hand, was the case of a will the execution of which was held to be not surrounded by any suspicious circumstances. Shama Charn, the propounder of the will, claimed to be the adopted son of the testator. He and three others were appointed executors of the will. The testator left no natural son but two daughters and his widow. By his will the adopted son obtained substantial benefit. The probate of the will with the exception of the last paragraph was granted to Shama Charn by the trial Judge; but, on appeal the application for probate was dismissed by the High Court on the ground that the suspicions attending on the execution of the will had not been satisfactorily removed by Shama Charn. The matter was then taken before the Privy Council; and Their Lordships held that, since the adoption of Shama Charn was proved, the fact that he took part in the execution of the will and obtained benefit under it cannot be regarded as a suspicious circumstance so as to attract the rule laid down by Lindley, L.J., in Tyrrell v. Painton [(1894) P 151, 157, 159] . In Bai Gungabai v. Bhugwandas Valji [(1905) ILR 29 Bom 530] the Privy Council had to deal with a will which was admitted to probate by the first court, but on appeal the order was varied by excluding therefrom certain passages which referred to the deed-poll executed on the same day by the testator and to the remuneration of the solicitor who prepared the will and was appointed an executor and trustee thereof. The Privy Council held that "the onus was on the solicitor to satisfy the court that the passages omitted expressed the true will of the deceased and that the court should be diligent and zealous in examining the evidence in its support, but that on a consideration of the whole of the evidence (as to which no rule of law prescribed the particular kind required) and of the circumstances of the case the onus was discharged". In dealing with the question as to whether the testator was aware that the passages excluded by the appeal court from the probate formed part of the instrument, the Privy Council examined the evidence bearing on the point and the probabilities. In conclusion Their Lordships differed from the view of the appeal court that there had been a complete failure of the proof that the deed-poll correctly represented the intentions of the testator or that he understood or approved of its contents and so they thought that there were no grounds for excluding from the probate the passages in the will which referred to that deed. They, however, observed that it would no doubt have been more prudent and business-like to have obtained the services of some independent witnesses who might have been trusted to see that the testator fully understood what he was doing and to have secured independent evidence that clause 26 in particular was called to the testator's attention. Even so, Their Lordships expressly added that in coming to the conclusion which they had done they must not be understood as throwing the slightest doubt on the principles laid down in Fulton v. Andrew [(1875) LR 7 HL 448] and other similar cases referred to in the argument. "
14. The Supreme Court in the case of Surendra Pal and others v. Dr. (Mrs.) Saraswati Arora and another , reported in (1974) 2 SCC 600 , has held that propounder has to show that the Will was signed by testator, that he was at the Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 10 SA-1794-2018 relevant time in a sound disposing state of mind, that he understood the nature and effect of the dispositions, that he put his signature to the testament of his own free Will, that he has signed it in the presence of the two witnesses who attested it in his presence and in the presence of each other. Once these elements are established, the onus which rests on the propounder is discharged. Furthermore, there may be cases in which the execution of the Will itself is surrounded by suspicious circumstances, such as, where the signature is doubtful, the testator is of feeble mind or is overawed by powerful minds interested in getting his property, or where in the light of relevant circumstances the dispositions appears to be the unnatural, improbable and unfair, or where there are other reasons for doubting that the dispositions of the Will are not the result of testator's free Will and mind. It has also been held that in all such cases where there may be legitimate suspicious circumstances those must be reviewed and satisfactorily explained before the Will is accepted and the onus is always on the propounder to explain them to the satisfaction of the Court before it could be accepted as genuine.
15. The Supreme Court in the case of Gorantla Thataiah v. Thotakura Venkata Subbaiah and others , reported in AIR 1968 SC 1332 , has held as it is for those who propound the Will to prove the same.
16. The Supreme Court in the case of Murthy and others v. C. Saradambal and others, reported in (2022) 3 SCC 209 , has held that intention of testator to make testament must be proved, and propounder of Will must examine one or more attesting witnesses and remove all suspicious circumstances with regard to execution of Will. It has been held as under:
"31. One of the celebrated decisions of this Court on proof of a will, in H. Venkatachala Iyengar v. B.N. Thimmajamma [H. Venkatachala Iyengar v. B.N. Thimmajamma, AIR 1959 SC 443] is in H. Venkatachala Iyengar v. B.N. Thimmajamma, wherein this Court has clearly distinguished the nature of proof required for a testament as opposed to any other document. The relevant portion Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 11 SA-1794-2018 of the said judgment reads as under: (AIR p. 451, para 18) "18. ... 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 of the 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 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 expect proof with mathematical certainty. The test to be applied would be the usual test of the satisfaction of the prudent mind in such matters."
32. In fact, the legal principles with regard to the proof of a will are no longer res integra. Section 63 of the Succession Act, 1925 and Section 68 of the Evidence Act, 1872, are relevant in this regard. The propounder of the will must examine one or more attesting witnesses and the onus is placed on the propounder to remove all suspicious circumstances with regard to the execution of the will.
33. In the abovenoted case, this Court has stated that the following three aspects must be proved by a propounder: (Bharpur Singh case [Bharpur Singh v. Shamsher Singh, (2009) 3 SCC 687 : (2009) 1 SCC (Civ) 934] , SCC p. 696, para 16) "16. ... (i) that the will was signed by the testator in a sound and disposing state of mind duly understanding the nature and effect of disposition and he put his signature on the document of his own free will, and
(ii) when the evidence adduced in support of the will is disinterested, satisfactory and sufficient to prove the sound and disposing state of the testator's mind and his signature as required by law, courts would Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 12 SA-1794-2018 be justified in making a finding in favour of propounder, and
(iii) if a will is challenged as surrounded by suspicious circumstances, all such legitimate doubts have to be removed by cogent, satisfactory and sufficient evidence to dispel suspicion. In other words, the onus on the propounder can be taken to be discharged on proof of the essential facts indicated therein."
34. In Jaswant Kaur v. Amrit Kaur [Jaswant Kaur v. Amrit Kaur, (1977) 1 SCC 369] , this Court pointed out that when a will is allegedly shrouded in suspicion, its proof ceases to be a simple lis between the plaintiff and the defendant. What generally is an adversarial proceeding, becomes in such cases, a matter of the court's conscience and then, the true question which arises for consideration is, whether, the evidence let in by the propounder of the will is such as would satisfy the conscience of the court that the will was duly executed by the testator. It is impossible to reach such a satisfaction unless the party which sets up the will offers cogent and convincing explanation with regard to any suspicious circumstance surrounding the making of the will.
35. In Bharpur Singh v. Shamsher Singh [Bharpur Singh v. Shamsher Singh, (2009) 3 SCC 687 : (2009) 1 SCC (Civ) 934] , this Court has narrated a few suspicious circumstance, as being illustrative but not exhaustive, in the following manner: (SCC p. 699, para 23) "23. Suspicious circumstances like the following may be found to be surrounded in the execution of the will:
(i) The signature of the testator may be very shaky and doubtful or not appear to be his usual signature.
(ii) The condition of the testator's mind may be very feeble and debilitated at the relevant time.
(iii) The disposition may be unnatural, improbable or unfair in the light of relevant circumstances like exclusion of or absence of adequate provisions for the natural heirs without any reason.
(iv) The dispositions may not appear to be the result of the testator's free will and mind.
(v) The propounder takes a prominent part in the execution of the will.
(vi) The testator used to sign blank papers.
(vii) The will did not see the light of the day for long.
(viii) Incorrect recitals of essential facts."
36. It was further observed in Shamsher Singh case [Bharpur Singh v. Shamsher Singh, (2009) 3 SCC 687 : (2009) 1 SCC (Civ) 934] that the circumstances narrated hereinbefore are not exhaustive. Subject to offering of a reasonable explanation, existence thereof must be taken into consideration for the purpose of arriving at a finding as to whether the execution of the will had been duly proved or not. It may be true that the will was a registered one, but the same by itself would not mean that the statutory requirements of proving the will need not be complied with.
37. In Niranjan Umeshchandra Joshi v. Mrudula Jyoti Rao [Niranjan Umeshchandra Joshi v. Mrudula Jyoti Rao, (2006) 13 SCC 433] , in paras 34 to 37, this Court has observed as under: (SCC pp. 447-48) "34. There are several circumstances which would have been held to be described by this Court as suspicious circumstances:
(i) when a doubt is created in regard to the condition of mind of the testator despite his signature on the will;
(ii) When the disposition appears to be unnatural or wholly unfair in the light of the relevant circumstances;
(iii) where propounder himself takes prominent part in the execution Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 13 SA-1794-2018 of will which confers on him substantial benefit.
***
35. We may not delve deep into the decisions cited at the Bar as the question has recently been considered by this Court in B. Venkatamuni v. C.J. Ayodhya Ram Singh [B. Venkatamuni v. C.J. Ayodhya Ram Singh, (2006) 13 SCC 449] , wherein this Court has held that the court must satisfy its conscience as regards due execution of the will by the testator and the court would not refuse to probe deeper into the matter only because the signature of the propounder on the will is otherwise proved.
36. The proof of a will is required not as a ground of reading the document but to afford the Judge reasonable assurance of it as being what it purports to be.
37. 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 not demanded from the Judge even if there exist circumstances of grave suspicion."
38. This Court in Anil Kak v. Sharada Raje [Anil Kak v. Sharada Raje, (2008) 7 SCC 695] , held as under: (Bharpur Singh case [Bharpur Singh v. Shamsher Singh, (2009) 3 SCC 687 : (2009) 1 SCC (Civ) 934] , SCC p. 698, para 20) "20. This Court in Anil Kak v. Sharada Raje [Anil Kak v. Sharada Raje, (2008) 7 SCC 695] opined that the court is required to adopt a rational approach and is furthermore required to satisfy its conscience as existence of suspicious circumstances plays an important role, holding: (SCC p. 714, paras 52-55) '52. Whereas execution of any other document can be proved by proving the writings of the document or the contents of it as also the execution thereof, in the event there exists suspicious circumstances the party seeking to obtain probate and/or letters of administration with a copy of the will annexed must also adduce evidence to the satisfaction of the court before it can be accepted as genuine.
53. As an order granting probate is a judgment in rem, the court must also satisfy its conscience before it passes an order.
54. It may be true that deprivation of a due share by (sic to) the natural heir by itself may not be held to be a suspicious circumstance but it is one of the factors which is taken into consideration by the courts before granting probate of a will.
55. Unlike other documents, even animus attestandi is a necessary ingredient for proving the attestation.' "
39. Similarly, in Leela Rajagopal v. Kamala Menon Cocharan [Leela Rajagopal v. Kamala Menon Cocharan, (2014) 15 SCC 570 : (2015) 4 SCC (Civ) 267] , this Court opined as under: (SCC p. 576, para 13) "13. A will may have certain features and may have been executed in certain circumstances which may appear to be somewhat unnatural. Such unusual features appearing in a will or the unnatural circumstances surrounding its execution will definitely justify a close scrutiny before the same can be accepted. It is the overall assessment of the court on the basis of such scrutiny; the cumulative effect of the unusual features and circumstances which would weigh with the court in the determination required to be made by it. The judicial verdict, in the last resort, will be on the basis of a consideration of all the unusual features and suspicious circumstances put together and not on the impact of any single feature that may be found in a will or a singular circumstance that may appear from the process leading to its execution or registration. This, is the essence of Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 14 SA-1794-2018 the repeated pronouncements made by this Court on the subject including the decisions referred to and relied upon before us."
17. Similar law has been laid down by Supreme Court in the case of Dhanpat v. Sheo Ram (Deceased) through legal representatives and others , reported in (2020) 16 SCC 209 , and in the case of V. Kalyanaswamy (Dead) by legal representatives and another v. L. Bakthavatsalam (Dead) by legal representatives and others, reported in (2021) 16 SCC 543 .
18. The Supreme Court in the case of Bharpur Singh and others v. Shamsher Singh, reported in (2009) 3 SCC 687 , has held that it may be true that Will was a registered one, but the same by itself would not mean that the statutory requirements of proving the Will need not be complied with. In terms of Section 63(c), Succession Act, 1925 and Section 68, Evidence Act, 1872, the propounder of a Will must prove its execution by examining one or more attesting witnesses and propounder of Will must prove that the Will was signed by the testator in a sound and disposing state of mind duly understanding the nature and effect of disposition and he put his signature on the document of his own free Will.
19. The Supreme Court in the case of Niranjan Umeshchandra Joshi v. Mrudula Jyoti Rao and others, reported in (2006) 13 SCC 433 , has held that mere proof that testator had signed the Will is not enough. It has also to be proved that testator has signed out of his free will having a sound disposition of mind and not a feeble and debilitated mind, understanding well the nature and effect thereof. The Court will also not refuse to probe deeper in the matter merely because propounder's signature on the Will is proved. Similar law has been laid down by Supreme Court in the cases of Savithri and others v. Karthyayani Amma and others, reported in (2007) 11 SCC 621 , Balathandayutham and another v. Ezhilarasan, reported in (2010) 5 SCC 770 , Pentakota Satyanarayana and others Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 15 SA-1794-2018 v. Pentakota Seetharatnam and others , reported in (2005) 8 SCC 67 and Meenakshiammal (Dead) through legal representatives and others v. Chandrasekaran and another, reported in (2005) 1 SCC 280 .
20. The plaintiff has examined Hari Narayan (PW1) to prove the execution of registered Will dated 27.06.1984. This witness has stated that the Will was registered by Sub Registrar Rishiswar and Hari Narayan is an employee working in the Sub Registrar Office. Thus it is clear that The registered will Exhibit P1 was not registered by this witness and he has merely produced the registered Will.
21. It is true that a registered Will has to be given some weightage. But merely because the will has been registered cannot be said to be a conclusive proof that there were no suspicious circumstances attached to the said will. Accordingly, the evidence of the other witnesses shall be considered about the mental condition of the testator Late Shri Shankarao, whether the will was voluntarily executed by him, whether the will was executed by him at all or not.
22. Chandrakant Kaalabhoor (PW2) is the proponder of the way. In paragraph 54 of his cross-examination, he has stated that it is true that on 27.06.1984, he was residing in Shinde's chavni. When a specific question was put to this witness as to when he came to know about the execution of Will by his father, then it was stated by this witness that in fact his father had come to him and accordingly he took him to the advocate and also brought the witnesses and he remained along with his father during the entire process of execution of Will. He further admitted in paragraph 55 of his cross-examination that when the Will (Exhibit P/10) was written, then apart from him no other family member including any sibling were present. He denied that the Will (Ex.P/10) does not bear the signature of his father. He claimed that his father had no bank account. In paragraph 56, he specifically admitted that after the Will was executed, he never Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 16 SA-1794-2018 disclosed this fact to any of his siblings during the lifetime of his father. This witness has said on his own that the Will was disclosed by him after the death of his father. He admitted that he has not mentioned in the plaint that the factum of execution of Will was disclosed by this witness after the death of his father. In paragraph 57, he has also stated that in the proceedings for mutation, he did not file an affidavit of his brother or sister. He denied that the daily newspaper Jawaharlal was being published for the sake of publication. He denied that his siblings were not aware of the execution of Will after the notice was published in the daily newspaper. He denied that the loan was repaid by All the brothers and sisters.
23. Sitaram Verma (PW3) is one of the attesting witnesses of the Will. This witness has admitted that he was posted in the office of Collector Gwalior. In paragraph 6, he admitted that even the plaintiff was posted in the office of Collector, Gwalior and they were on visiting terms. In paragraph 12 of his cross examination, he has stated that the Will was executed on 27.06.1984. Although this witness was able to disclose his date of birth, but he was not able to disclose the date of his marriage. He was also not in a position to disclose the date of birth of his first child. He also admitted that he had not mentioned the date 27.06.1984 in any document. He also expressed that there is no special reason for remembering the date 27.06.1984. He further claimed that the Will dated 27.06.1984 in respect of which he is making evidence was written in handwriting. He was not able to point out what documents have been filed in the present suit. After going through the record, this witness admitted that the Will dated 27.06.1984 is not handwritten but it is a typed one. He further stated that at the time of execution of handwritten Will, Rajendra, this witness as well as one more person were present and except these three persons no other person was present.
Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 17 SA-1794-2018 The Will was dictated by the testator Shankar Rao. At the time of execution of drafting of the handwritten Will, the plaintiff was not present. The handwritten Will was executed in the office of N.D. Sharma, Advocate. He was not in a position to disclose that on how many pages the handwritten Will was written. He claimed that he was called by late Shankar Rao in the office of Advocate. However, he was not able to point out that who had called another attesting witness Rajendra Pal. He further stated that N.D. Sharma, Advocate is also known as Narayan Das Sharma. This witness was also not in a position to state as to whether Shankar Rao had affixed his thumb impression or had put his signatures.
24. Narayan Das Sharma (PW4) has stated that late Shankar Rao had come to his office and got a Will executed. In cross-examination, he claimed that Shankar Rao was not known to him. However, plaintiff and Seetaram Verma as well as another attesting witness Rajendra Singh were known to him, as all the three persons were working in the Collectorate office. This witness has further stated that he himself had not typed the Will, but the will was typed by his typist. He further admitted that he had not signed the Will (Ex.P/10) and had not identified Shankarao. He also stated that in case if the Will (Ex. P/10) was got executed by producing somebody as Shankarao, then he cannot say anything about that. He also admitted that he had not taken any document from Shankarao to show that the plaintiff was residing with him.
25. Thus, it is clear that the plaintiff had admitted that he had played a very active role in execution of will. Sitaram (PW3) who is one of the attesting witnesses of the Will has demolished the entire case of the plaintiff. He has stated that in fact the Will in respect of which he is giving evidence is a hand written will. Narayan Das Sharma has not stated that any handwritten will was executed Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 18 SA-1794-2018 by him. The registered Will which has been produced by Hariram (PW1) is a typed Will and has been marked as Ex.P/1C, whereas the original registered Will has been marked as Ex.P/10. It is clear from the Will (Ex.P/10) that it is a registered Will and there are multiple corrections carried out in the handwriting. However, no corrections are visible in registered Will (Ex.P/1). Whether Will (Ex.P/1) is the true copy of the Will Ex.(P/10) is also not clear. Narayan Das Sharma (PW4) had claimed that Shankar Rao had come for execution of Will whereas plaintiff Chandrakant (PW2) has claimed that he had taken late Shri Shankar Rao to the Office of Advocate and he had called the witnesses, whereas Sitaram (PW3) has claimed that he was called by Shankar Rao. There is nothing in the evidence about the mental condition and voluntariness of the testator to execute the Will. It is the case of the plaintiff that since he had repaid the entire loan amount therefore by getting impressed by such an act the testator had executed the registered Will in his favour. In paragraph 54 of his cross-examination, Chandrakant (PW2) had admitted that in fact at the time of execution of Will he was residing in Shinde ki Chavani and it is clear from the registered Will (Ex.P1/P10) that the testator was residing in Lakkad Khana, Madhoganj, Lashkar, District Gwalior. If the testator was so much impressed with the plaintiff, then why the plaintiff was residing separately from the testator has also not been clarified by him. It is undisputed fact that the testator died after 9 months of execution of Will which is evident from paragraph 47 of the cross-examination of Chandrakant (PW2). Chandakant/plaintiff has admitted that he never disclosed the factum of execution of Will by his father to his siblings during the lifetime of his father. So far as the contention of the appellant that the siblings of the plaintiff were aware of the execution of Will is concerned, this Court is of the considered opinion that merely because the siblings as well as the defendants might have come to know about the Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 19 SA-1794-2018 Will executed by Late Shankarabo and even if it is held that the other legal heirs of Shanker Rao had come to know about the Will after the death of Shankar rao, then it will not have any effect and is not relevant for deciding as to whether the Will was actually executed by the testator or not. Furthermore, the contention of appellant that when appellant filed an application for his mutation, then a public notice was published in the daily newspaper Jawahar ke lal . There is nothing on record to show that daily newspaper Jawahar Ke Lal has any circulation in the city of Gwalior. The printing pattern of the daily newspaper Jawahar Ke Lal is also indicative of fact that it was not a regular newspaper. The said newspaper (Ex. P/33) is in 4 pages which are of very small size. Therefore, it is clear that the public notice in respect of pendency of mutation application was got deliberately published in a newspaper having no circulation in the city of Gwalior.
26. So far as the active participation of the propounder is concerned, it was submitted by counsel for appellant that how such an act of the propounder will make the Will suspicious?
27. The aforesaid question put by counsel for the appellant is misconceived and has no legs to stand. Furthermore, it is not expected from a lawyer to put a question to the Court, but it is always expected from a lawyer to remove all the adverse circumstances emerging against his client. The Supreme Court in the case of Kavita Kanwar v. Mrs. Pamela Mehta reported in 2021 (11) SCC 209 has held as under:-
24. We may now take note of the relevant principles settled by the consistent decisions in regard to the process of examination of a will when propounded before a court of law.
24.1. In H. Venkatachala Iyengar [H. Venkatachala Iyengar v.
B.N. Thimmajamma, AIR 1959 SC 443 : 1959 Supp (1) SCR 426] , a three-Judge Bench of this Court traversed through the vistas of the issues related with execution and proof of will and enunciated a few fundamental guiding principles that have consistently been followed and applied in almost all the cases Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 20 SA-1794-2018 involving such issues. The synthesis and exposition by this Court in paras 18 to 22 of the said decision could be usefully reproduced as under : (AIR pp. 451-52) "18. What is the true legal position in the matter of proof of wills? It is well known that the proof of wills presents a recurring topic for decision in courts and there are a large number of judicial pronouncements on the subject. 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 expect proof with mathematical certainty. The test to be applied would be the usual test of the satisfaction of the prudent mind in such matters.
19. However, there is one important feature which distinguishes wills from other documents. Unlike other documents the will speaks from the death of the testator, and Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 21 SA-1794-2018 so, when it is propounded or produced before a Court, the testator who has already departed the world cannot say whether it is his will or not; and this aspect naturally introduces an element of solemnity in the decision of the question as to whether the document propounded is proved to be the last will and testament of the departed testator. Even so, in dealing with the proof of wills the Court will start on the same enquiry as in the case of the proof of documents. The propounder would be called upon to show by satisfactory evidence that the will was signed by the testator, that the testator at the relevant time was in a sound and disposing state of mind, that he understood the nature and effect of the dispositions and put his signature to the document of his own free will. Ordinarily when the evidence adduced in support of the will is disinterested, satisfactory and sufficient to prove the sound and disposing state of the testator's mind and his signature as required by law, Courts would be justified in making a finding in favour of the propounder. In other words, the onus on the propounder can be taken to be discharged on proof of the essential facts just indicated.
20. 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.
21. Apart from the suspicious circumstances to which we have just referred 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 Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 22 SA-1794-2018 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 is in connection with wills that present such suspicious circumstances that decisions of English Courts often mention the test of the satisfaction of judicial conscience. It may be that the reference to judicial conscience in this connection is a heritage from similar observations made by ecclesiastical Courts in England when they exercised jurisdiction with reference to wills; but any objection to the use of the word "conscience" in this context would, in our opinion, be purely technical and academic, if not pedantic. The test merely emphasises that, in determining the question as to whether an instrument produced before the Court is the last will of the testator, the Court is deciding a solemn question and it must be fully satisfied that it had been validly executed by the testator who is no longer alive.
22. It is obvious that for deciding material questions of fact which arise in applications for probate or in actions on wills, no hard-and-fast or inflexible rules can be laid down for the appreciation of the 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. It is hardly necessary to add that the result of the application of these two general and broad principles would always depend upon the facts and circumstances of each case and on the nature and quality of the evidence adduced by the parties. It is quite true that, as observed by Lord Du Parcq in Harmes v. Hinkson [Harmes v. Hinkson, 1946 SCC OnLine PC 20 :
AIR 1946 PC 156 : (1945-46) 50 CWN 895] , "where a will is charged with suspicion, the rules enjoin a reasonable scepticism, not an obdurate persistence in disbelief. They do not demand from the Judge, even in circumstances of grave suspicion, a resolute and impenetrable incredulity. He is never required to close his mind to the truth". It would sound platitudinous to say so, but it is nevertheless true that in discovering truth even in such cases the judicial mind must always be open though vigilant, cautious and circumspect."
(emphasis supplied) 24.2. In Purnima Debi [Purnima Debi v. Kumar Khagendra Narayan Deb, (1962) 3 SCR 195 : AIR 1962 SC 567] , this Court referred to the aforementioned decision in H. Venkatachala Iyengar [H. Venkatachala Iyengar v. B.N. Thimmajamma, AIR 1959 SC 443 : 1959 Supp (1) SCR 426] and further explained the principles which govern the proving of a will as follows : (Purnima Debi case [Purnima Debi v. Kumar Khagendra Narayan Deb, (1962) 3 SCR 195 : AIR 1962 SC 567] , AIR p. 569, para 5) "5. Before we consider the facts of this case it is well to set out the principles which govern the proving of a will. This was considered Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456
23 SA-1794-2018 by this Court in H. Venkatachala Iyengar v. B.N. Thimmajamma [H. Venkatachala Iyengar v. B.N. Thimmajamma, AIR 1959 SC 443 : 1959 Supp (1) SCR 426] . It was observed in that case that the mode of proving a will did not ordinarily differ from that of proving any other document except as to the special requirement of attestation prescribed in the case of a will by Section 63 of the Indian Succession Act. The onus of proving the will was on the propounder and in the absence of suspicious circumstances surrounding the execution of the will proof of testamentary capacity and signature of the testator as required by law was sufficient to discharge the onus. Where, however, there were suspicious circumstances, the onus would be on the propounder to explain them to the satisfaction of the Court before the will could be accepted as genuine. If the caveator alleged undue influence, fraud or coercion, the onus would be on him to prove the same. Even where there were no such pleas but the circumstances gave rise to doubts, it was for the propounder to satisfy the conscience of the Court. Further, what are suspicious circumstances was also considered in this case. The alleged signature of the testator might be very shaky and doubtful and evidence in support of the propounder's case that the signature in question was the signature of the testator might not remove the doubt created by the appearance of the signature. The condition of the testator's mind might appear to be very feeble and debilitated and evidence adduced might not succeed in removing the legitimate doubt as to the mental capacity of the testator; the dispositions made in the will might appear to be unnatural, improbable or unfair in the light of relevant circumstances; or the will might otherwise indicate that the said dispositions might 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 was accepted as the last will of the testator. Further, a propounder himself might take a prominent part in the execution of the will which conferred on him substantial benefits. If this was so it was generally treated as a suspicious circumstance attending the execution of the will and the propounder was required to remove the doubts by clear and satisfactory evidence. But even where there were suspicious circumstances and the propounder succeeded in removing them, the Court would grant probate, though the will might be unnatural and might cut off wholly or in part near relations."
(emphasis supplied) 24.3. In Indu Bala Bose [Indu Bala Bose v. Manindra Chandra Bose, (1982) 1 SCC 20] , this Court again said : (SCC pp. 22-23, paras 7-8) "7. This Court has held that the mode of proving a will does not ordinarily differ from that of proving any other document except to the special requirement of attestation prescribed in the case of a will by Section 63 of the Succession Act. The onus of proving the will is on the propounder and in the absence of suspicious circumstances surrounding the execution of the will, proof of testamentary capacity and the signature of the testator as required by law is sufficient to discharge the onus. Where however there are suspicious circumstances, the onus is on the propounder to explain them to the satisfaction of the court before the court Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 24 SA-1794-2018 accepts the will as genuine. Even where circumstances give rise to doubts, it is for the propounder 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, the dispositions made in the will being unnatural, improbable or unfair in the light of relevant circumstances, or there might be other indications in the will to show that the testator's mind was not free. In such a case 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. If the propounder himself takes a prominent part in the execution of the will which confers a substantial benefit on him, that is also a circumstance to be taken into account, and the propounder is required to remove the doubts by clear and satisfactory evidence. If the propounder succeeds in removing the suspicious circumstances the court would grant probate, even if the will might be unnatural and might cut off wholly or in part near relations. [Ed. : See Shashi Kumar Banerjee v. Subodh Kumar Banerjee, AIR 1964 SC 529; H. Venkatachala Iyengar v. B.N. Thimmajamma, AIR 1959 SC 443 : 1959 Supp (1) SCR 426; Rani Purnima Devi v. Kumar Khagendra Narayan Dev, AIR 1962 SC 567 : (1962) 3 SCR 195] 8 . Needless to say that any and every circumstance is not a "suspicious" circumstance. 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."
(emphasis supplied and in original) 24.4. We may also usefully refer to the principles enunciated in Jaswant Kaur [Jaswant Kaur v. Amrit Kaur, (1977) 1 SCC 369] for dealing with a will shrouded in suspicion, as follows : (SCC p. 373, para 9) "9. In cases where the execution of a will is shrouded in suspicion, its proof ceases to be a simple lis between the plaintiff and the defendant. What, generally, is an adversary proceeding becomes in such cases a matter of the court's conscience and then the true question which arises for consideration is whether the evidence led by the propounder of the will is such as to satisfy the conscience of the court that the will was duly executed by the testator. It is impossible to reach such satisfaction unless the party which sets up the will offers a cogent and convincing explanation of the suspicious circumstances surrounding the making of the will."
(emphasis supplied) 24.5. In Uma Devi Nambiar [Uma Devi Nambiar v. T.C. Sidhan, (2004) 2 SCC 321] , this Court extensively reviewed the case law dealing with a will, including the Constitution Bench decision of this Court in Shashi Kumar Banerjee v. Subodh Kumar Banerjee [Shashi Kumar Banerjee v. Subodh Kumar Banerjee, AIR 1964 SC 529] , and observed that mere exclusion of the natural heirs or giving of lesser share to them, by itself, will not be considered to be a suspicious circumstance. This Court observed, inter alia, as under : (Uma Devi Nambiar case [Uma Devi Nambiar v. T.C. Sidhan, (2004) 2 SCC 321] , SCC pp. 332-34, paras 15-16) "15. Section 63 of the Act deals with execution of unprivileged wills. It lays down that the testator shall sign or shall affix his mark to the will or it shall be signed by some other person in his Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 25 SA-1794-2018 presence and by his direction. It further lays down that the will shall be attested by two or more witnesses, each of whom has seen the testator signing or affixing his mark to the will or has seen some other person sign the will, in the presence and by the direction of the testator and each of the witnesses shall sign the will in the presence of the testator. Section 68 of the Indian Evidence Act, 1872 (in short "the Evidence Act") mandates examination of one attesting witness in proof of a will, whether registered or not. The law relating to the manner and onus of proof and also the duty cast upon the court while dealing with a case based upon a will has been examined in considerable detail in several decisions [H. Venkatachala Iyengar v. B.N. Thimmajamma, AIR 1959 SC 443 : 1959 Supp (1) SCR 426] , [Purnima Debi v. Kumar Khagendra Narayan Deb, (1962) 3 SCR 195 : AIR 1962 SC 567] , [Shashi Kumar Banerjee v. Subodh Kumar Banerjee, AIR 1964 SC 529] of this Court. ... A Constitution Bench of this Court in Shashi Kumar Banerjee case [Shashi Kumar Banerjee v. Subodh Kumar Banerjee, AIR 1964 SC 529] succinctly indicated the focal position in law as follows :
(AIR p. 531, para 4) '4. ... The mode of proving a will does not ordinarily differ from that of proving any other document except as to the special requirement of attestation prescribed in the case of a will by Section 63 of the Indian Succession Act. The onus of proving the will is on the propounder and in the absence of suspicious circumstances surrounding the execution of the will, proof of testamentary capacity and the signature of the testator as required by law is sufficient to discharge the onus. Where however there are suspicious circumstances, the onus is on the propounder to explain them to the satisfaction of the court before the court accepts the will as genuine. Where the caveator alleges undue influence, fraud and coercion, the onus is on him to prove the same. Even where there are no such pleas but the circumstances give rise to doubts, it is for the propounder to satisfy the conscience of the court. The suspicious circumstances may be as to the genuineness of the signature of the testator, the condition of the testator's mind, the dispositions made in the will being unnatural, improbable or unfair in the light of relevant circumstances or there might be other indications in the will to show that the testator's mind was not free. In such a case the court would naturally expect that all legitimate suspicion should be completely removed before the document is accepted as the last will of the testator. If the propounder himself takes part in the execution of the will which confers a substantial benefit on him, that is also a circumstance to be taken into account, and the propounder is required to remove the doubts by clear and satisfactory evidence. If the propounder succeeds in removing the suspicious circumstances the court would grant probate, even if the will might be unnatural and might cut off wholly or in part near relations.'
16. A will is executed to alter the ordinary mode of succession and by the very nature of things, it is bound to result in either reducing or depriving the share of natural heirs. If a person intends his Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 26 SA-1794-2018 property to pass to his natural heirs, there is no necessity at all of executing a will. It is true that a propounder of the will has to remove all suspicious circumstances. Suspicion means doubt, conjecture or mistrust. But the fact that natural heirs have either been excluded or a lesser share has been given to them, by itself without anything more, cannot be held to be a suspicious circumstance especially in a case where the bequest has been made in favour of an offspring. As held in P.P.K. Gopalan Nambiar v.
P.P.K. Balakrishnan Nambiar [P.P.K. Gopalan Nambiar v. P.P.K. Balakrishnan Nambiar, 1995 Supp (2) SCC 664] , it is the duty of the propounder of the will to remove all the suspected features, but there must be real, germane and valid suspicious features and not fantasy of the doubting mind. It has been held that if the propounder succeeds in removing the suspicious circumstances, the court has to give effect to the will, even if the will might be unnatural in the sense that it has cut off wholly or in part near relations. ... In Rabindra Nath Mukherjee v. Panchanan Banerjee [Rabindra Nath Mukherjee v. Panchanan Banerjee, (1995) 4 SCC 459] , it was observed that the circumstance of deprivation of natural heirs should not raise any suspicion because the whole idea behind execution of the will is to interfere with the normal line of succession and so, natural heirs would be debarred in every case of will. Of course, it may be that in some cases they are fully debarred and in some cases partly."
24.6. In Mahesh Kumar [Mahesh Kumar v. Vinod Kumar, (2012) 4 SCC 387 : (2012) 2 SCC (Civ) 526] , this Court indicated the error of approach on the part of the High Court while appreciating the evidence relating to the will as follows : (SCC pp. 405-06, paras 44-46) "44. The issue which remains to be examined is whether the High Court was justified in coming to the conclusion that the execution of the will dated 10-2-1992 was shrouded with suspicion and the appellant failed to dispel the suspicion? At the outset, we deem it necessary to observe that the learned Single Judge misread the statement of Sobhag Chand (DW 3) and recorded something which does not appear in his statement. While Sobhag Chand categorically stated that he had signed as the witness after Shri Harishankar had signed the will, the portion of his statement extracted in the impugned judgment gives an impression that the witnesses had signed even before the executant had signed the will.
45. Another patent error committed by the learned Single Judge is that he decided the issue relating to validity of the will by assuming that both the attesting witnesses were required to append their signatures simultaneously. Section 63(c) of the 1925 Act does not contain any such requirement and it is settled law that examination of one of the attesting witnesses is sufficient. Not only this, while recording an adverse finding on this issue, the learned Single Judge omitted to consider the categorical statements made by DW 3 and DW 4 that the testator had read out and signed the will in their presence and thereafter they had appended their signatures.
46. The other reasons enumerated by the learned Single Judge for holding that the execution of the will was highly suspicious are based on mere surmises/conjectures. The observation of the learned Single Judge that the possibility of obtaining signatures of Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 27 SA-1794-2018 Shri Harishankar and attesting witnesses on blank paper and preparation of the draft by Shri S.K. Agarwal, Advocate on pre- signed papers does not find even a semblance of support from the pleadings and evidence of the parties. If Respondent 1 wanted to show that the will was drafted by the advocate after Shri Harishankar and the attesting witnesses had signed blank papers, he could have examined or at least summoned Shri S.K. Agarwal, Advocate, who had represented him before the Board of Revenue." 24.7. Another decision cited on behalf of the appellant in Leela Rajagopal [Leela Rajagopal v. Kamala Menon Cocharan, (2014) 15 SCC 570 : (2015) 4 SCC (Civ) 267] may also be referred wherein this Court summarised the principles that ultimately, the judicial verdict in relation to a will and suspicious circumstances shall be on the basis of holistic view of the matter with consideration of all the unusual features and suspicious circumstances put together and not on the impact of any single feature. This Court said : (SCC p. 576, para 13) "13. A will may have certain features and may have been executed in certain circumstances which may appear to be somewhat unnatural. Such unusual features appearing in a will or the unnatural circumstances surrounding its execution will definitely justify a close scrutiny before the same can be accepted. It is the overall assessment of the court on the basis of such scrutiny; the cumulative effect of the unusual features and circumstances which would weigh with the court in the determination required to be made by it. The judicial verdict, in the last resort, will be on the basis of a consideration of all the unusual features and suspicious circumstances put together and not on the impact of any single feature that may be found in a will or a singular circumstance that may appear from the process leading to its execution or registration. This, is the essence of the repeated pronouncements made by this Court on the subject including the decisions referred to and relied upon before us."
24.8. We need not multiply the references to all and other decisions cited at the Bar, which essentially proceed on the aforesaid principles while applying the same in the given set of facts and circumstances. Suffice would be to point out that in a recent decision in Shivakumar v. Sharanabasappa [Shivakumar v. Sharanabasappa, (2021) 11 SCC 277] , this Court, after traversing through the relevant decisions, has summarised the principles governing the adjudicatory process concerning proof of a will as follows : (SCC pp. 309-10, para 12) "12. ... 12.1. Ordinarily, a will has to be proved like any other document; the test to be applied being the usual test of the satisfaction of the prudent mind. Alike the principles governing the proof of other documents, in the case of will too, the proof with mathematical accuracy is not to be insisted upon.
12.2. Since as per Section 63 of the Succession Act, a will is required to be attested, it cannot be used as evidence until at least one attesting witness has been called for the purpose of proving its execution, if there be an attesting witness alive and capable of giving evidence.
12.3. The unique feature of a will is that it speaks from the death of the testator and, therefore, the maker thereof is not available for deposing about the circumstances in which the same was executed. This introduces an element of solemnity in the decision of the Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 28 SA-1794-2018 question as to whether the document propounded is the last will of the testator. The initial onus, naturally, lies on the propounder but the same can be taken to have been primarily discharged on proof of the essential facts which go into the making of a will. 12.4. The case in which the execution of the will is surrounded by suspicious circumstances stands on a different footing. The presence of suspicious circumstances makes the onus heavier on the propounder and, therefore, in cases where the circumstances attendant upon the execution of the document give rise to suspicion, the propounder must remove all legitimate suspicions before the document can be accepted as the last will of the testator. 12.5. If a person challenging the will alleges fabrication or alleges fraud, undue influence, coercion et cetera in regard to the execution of the will, such pleas have to be proved by him, but even in the absence of such pleas, the very circumstances surrounding the execution of the will may give rise to the doubt or as to whether the will had indeed been executed by the testator and/or as to whether the testator was acting of his own free will. In such eventuality, it is again a part of the initial onus of the propounder to remove all reasonable doubts in the matter. 12.6. A circumstance is "suspicious" when it is not normal or is 'not normally expected in a normal situation or is not expected of a normal person'. As put by this Court, the suspicious features must be "real, germane and valid" and not merely the "fantasy of the doubting mind".
12.7. As to whether any particular feature or a set of features qualify as "suspicious" would depend on the facts and circumstances of each case. A shaky or doubtful signature; a feeble or uncertain mind of the testator; an unfair disposition of property; an unjust exclusion of the legal heirs and particularly the dependants; an active or leading part in making of the will by the beneficiary thereunder et cetera are some of the circumstances which may give rise to suspicion. The circumstances abovenoted are only illustrative and by no means exhaustive because there could be any circumstance or set of circumstances which may give rise to legitimate suspicion about the execution of the will. On the other hand, any of the circumstances qualifying as being suspicious could be legitimately explained by the propounder. However, such suspicion or suspicions cannot be removed by mere proof of sound and disposing state of mind of the testator and his signature coupled with the proof of attestation.
12.8. The test of satisfaction of the judicial conscience comes into operation when a document propounded as the will of the testator is surrounded by suspicious circumstance(s). While applying such test, the court would address itself to the solemn questions as to whether the testator had signed the will while being aware of its contents and after understanding the nature and effect of the dispositions in the will?
12.9. In the ultimate analysis, where the execution of a will is shrouded in suspicion, it is a matter essentially of the judicial conscience of the court and the party which sets up the will has to offer cogent and convincing explanation of the suspicious circumstances surrounding the will."
Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 29 SA-1794-2018
28. Thus, it is clear that active participation of the propounder is one of the suspicious circumstances. The Supreme Court in the case of reported in Uma Devi Nambiar v. T.C. Sidhan , reported in (2004) 2 SCC 321 has held that if the propounder himself takes part in the execution of Will which confers a substantial benefit on him, that is also a circumstance to be taken into account and the propounder is required to remove the doubts by clear and satisfactory evidence. Thus it is clear that the active participation of the propounder in execution of Will is one of the suspicious circumstances and it is for the propounder of the Will to remove all the suspicious circumstances attached to the Will.
29. Thus, it is held that the plaintiff has failed to prove that will was actually executed by Shankar Rao in his favour.
30. Both the Courts below have given a concurrent finding of fact to the effect that the plaintiff has failed to prove the execution of the Will. This Court by independently examining the case of the appellant has also come to conclusion that the findings recorded by the Courts below are not perverse, but they are based on sound appreciation of evidence. Even otherwise this Court in exercise of power under Section 100 of CPC can interfere with concurrent findings of facts unless provided they are shown to be perverse. No perversity could be pointed out by the counsel for appeal Act. This Court in exercise of power under Section 100 of CPC cannot interfere with the findings of facts even if they are shown to be erroneous.
31. The Supreme Court in the case of Angadi Chandranna Vs. Shankar and Others decided on 22/04/2025 in Civil Appeal No.5401/2025 {Arising out of SLP (C) No.6799 of 2022}, has held as under:-
"12. Before delving into the facts of the case, this court in Jaichand (supra) expressed its anguish at the High Court for not understanding the scope of Section 100 CPC, which limits intervention only to cases where a substantial question of law exists, and clarified that the High Court can go into the findings of facts under Section 103 CPC only Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 30 SA-1794-2018 under certain circumstances, as stated in the following passages:
"23. We are thoroughly disappointed with the manner in which the High Court framed the so-called substantial question of law. By any stretch of imagination, it cannot be termed even a question of law far from being a substantial question of law. How many times the Apex Court should keep explaining the scope of a second appeal Under Section 100 of the Code of Civil Procedure and how a substantial question of law should be framed? We may once again explain the well-settled principles governing the scope of a second appeal Under Section 100 of the Code of Civil Procedure.
24. In Navaneethammal v. Arjuna Chetty reported in MANU/SC/2077/1996 : 1998: INSC: 349 : AIR 1996 S.C. 3521, it was held by this Court that the High Court should not reappreciate the evidence to reach another possible view in order to set aside the findings of fact arrived at by the first appellate Court.
25. In Kshitish Chandra Purkait v. Santosh Kumar Purkait reported in MANU/SC/0647/1997 : 1997:INSC:487 : (1997) 5 S.C.C. 438), this Court held that in the Second Appeal, the High Court should be satisfied that the case involves a substantial question of law and not mere question of law.
26. In Dnyanoba Bhaurao Shemade v. Maroti Bhaurao Marnor reported in MANU/SC/0058/1999 : 1999 (2) S.C.C. 471, this Court held: Keeping in view the amendment made in 1976, the High Court can exercise its jurisdiction Under Section 100, Code of Civil Procedure only on the basis of substantial questions of law which are to be framed at the time of admission of the Second Appeal and the Second Appeal has to be heard and decided only on the basis of such duly framed substantial questions of law. A judgment rendered by the High Court Under Section 100 Code of Civil Procedure without following the aforesaid procedure cannot be sustained.
27. This Court in Kondira Dagadu Kadam v. Savitribai Sopan Gujar reported in MANU/SC/0278/1999 : 1999:INSC:192 : AIR 1999 S.C. 2213 held: 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.
28. It is thus clear that Under Section 100, Code of Civil Procedure, the High Court cannot interfere with the findings of fact arrived at by the first Appellate Court which is the final Court of facts except in such cases where such findings were erroneous being contrary to the mandatory provisions of law, or its settled position on the basis of the pronouncement made by the Apex Court or based upon inadmissible evidence or without evidence.
29. The High Court in the Second Appeal can interfere with Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 31 SA-1794-2018 the findings of the trial Court on the ground of failure on the part of the trial as well as the first appellate Court, as the case may be, when such findings are either recorded without proper construction of the documents or failure to follow the decisions of this Court and acted on assumption not supported by evidence. Under Section 103, Code of Civil Procedure, the High Court has got power to determine the issue of fact. The Section lays down: Power of High Court to determine issue of fact: In any Second Appeal, the High Court may, if the evidence on the record is sufficient to determine any issue necessary for the disposal of the appeal,-
(a) Which has not been determined by the lower Appellate Court or both by the Court of first instance and the lower Appellate Court, or (b) Which has been wrongly determined by such Court or Courts by reason of a decision on such question of law as is referred to in Section 100.
30. In Bhagwan Sharma v. Bani Ghosh reported in MANU/SC/0094/1993 : AIR 1993 S.C. 398, this Court held:
The High Court was certainly entitled to go into the question as to whether the findings of fact recorded by the first appellate court which was the final court of fact were vitiated in the eye of law on account of non-consideration of admissible evidence of vital nature. But, after setting aside the findings of fact on that ground the Court had either to remand the matter to the first appellate Court for a rehearing of the first appeal and decision in accordance with law after taking into consideration the entire relevant evidence on the records, or in the alternative to decide the case finally in accordance with the provisions of Section 103(b). ...... If in an appropriate case the High Court decides to follow the second course, it must hear the parties fully with reference to the entire evidence on the records relevant to the issue in question and this is possible if only a proper paper book is prepared for hearing of facts and notice is given to the parties. The grounds which may be available in support of a plea that the finding of fact by the court below is vitiated in law does not by itself lead to the further conclusion that a contrary finding has to be finally arrived at on the disputed issue. On a reappraisal of the entire evidence the ultimate conclusion may go in favour of either party and it cannot be prejudged.
31. In the case of Hero Vinoth v. Seshammal reported in MANU/SC/2774/2006 : 2006:INSC:305 : (2006) 5 SCC 545 this Court explained the concept in the following words: It must be tested whether the question is of general public importance or whether it directly and substantially affects the rights of the parties. Or whether it is not finally decided, or not free from difficulty or calls for discussion of alternative views. If the question is settled by the highest court or the general principles to be applied in determining the question are well settled and there is a mere question of applying those principles or that the plea raised is palpably absurd the question would not be a substantial question of law.
32. It is not that the High Courts are not well-versed with the Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 32 SA-1794-2018 principles governing Section 100 of the Code of Civil Procedure. It is only the casual and callous approach on the part of the courts to apply the correct principles of law to the facts of the case that leads to passing of vulnerable orders like the one on hand."
12.1. In the present case, in our view, the so-called substantial question of law framed by the High Court does not qualify to be a substantial question of law, rather the exercise of the High Court is a venture into the findings of the First Appellant Court by re-appreciation of evidence. It is settled law that the High Court can go into the findings of facts only if the First Appellate Court has failed to look into the law or evidence or considered inadmissible evidence or without evidence. Section 103 permits the High Court to go into the facts only when the courts below have not determined or rendered any finding on a crucial fact, despite evidence already available on record or after deciding the substantial question of law, the facts of a particular case demand re-determination. For the second limb of Section 103 to apply, there must first be a decision on the substantial question of law, to which the facts must be applied, to determine the issue in dispute. When the First Appellate Court in exercise of its jurisdiction has considered the entire evidence and rendered a finding, the High Court cannot re-appreciate the evidence just because another view is possible, when the view taken by the First Appellate Court is plausible and does not suffer from vice in law. When the determination of the High Court is only by way of re- appreciation of the existing evidence, without there being any legal question to be answered, it would be axiomatic that not even a question of law is involved, much less a substantial one. It will be useful to refer to another judgment of this Court in Chandrabhan (Deceased) through L.Rs & Ors. v. Saraswati & Ors.11, wherein it was held as follows:
"33. The principles relating to Section 100 of the Code of Civil Procedure 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 Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 33 SA-1794-2018 the settled position of law.
(iii) The general Rule is that the High Court will not interfere with findings of facts arrived at by the courts below. But it is not an absolute rule. Some of the well-recognised 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.
34. In this case, it cannot be said that the First Appellate Court acted on no evidence. The Respondents in their Second Appeal before the High Court did not advert to any material evidence that had been ignored by the First Appellate Court. The Respondents also could not show that any wrong inference had been drawn by the First Appellate Court from proved facts by applying the law erroneously.
35. In this case, as observed above, evidence had been adduced on behalf of the Original Plaintiff as well as the Defendants. The First Appellate Court analysed the evidence carefully and in effect found that the Trial Court had erred in its analysis of evidence and given undue importance to discrepancies and inconsistencies, which were not really material, overlooking the time gap of 34 years that had elapsed since the date of the adoption. There was no such infirmity in the reasoning of the First Appellate Court which called for interference.
36. Right of appeal is not automatic. Right of appeal is conferred by statute. When statute confers a limited right of appeal restricted only to cases which involve substantial questions of law, it is not open to this Court to sit in appeal over the factual findings arrived at by the First Appellate Court."
12.2. In the present case, the First Appellate Court analyzed the entire oral evidence adduced by both parties, as well as the documentary evidence relied upon by either side, and dismissed the suit. The authority to re-consider the evidence is available only to the First Appellate Court under Section 96 and not to the High Court in exercise of its authority under Section 100, unless the case falls under the exceptional circumstances provided under Section 103. While so, the re- appreciation of the entire evidence, including the contents of the exhibits, reliance on and wrongful identification of a different property and treating the same to be the suit property actually in dispute to prescribe another view without any substantial question of law, only illustrate the callousness of the High Court in applying the settled principles. Therefore, the High Court erred in setting aside the judgment and decree of the First Appellate Court."
32. Considering the totality of the facts and circumstances of the case, this Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16 NEUTRAL CITATION NO. 2025:MPHC-GWL:33456 34 SA-1794-2018 Court is of the considered opinion that no substantial question of law arises in the present appeal.
33. Ex consequenti , the judgment and decree dated 15.05.2018 passed by VIIIth Additional District Judge, Gwalior in Regular Civil Appeal No. 138/2016 and judgment and decree dated 30.11.2016 passed by II nd Civil Judge Class II, Gwalior in Civil Suit No. 19A/2013 are hereby affirmed
34. Appeal fails and is, hereby, dismissed.
(G. S. AHLUWALIA) JUDGE (and) Signature Not Verified Signed by: ANAND SHRIVASTAVA Signing time: 18-12-2025 14:41:16