Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 13, Cited by 3]

Allahabad High Court

Administrator General, Uttar Pradesh, ... vs Late Dharamvir Alias Mohd. Haroon on 18 April, 1996

Equivalent citations: AIR1997ALL158, AIR 1997 ALLAHABAD 158, 1997 ALL. L. J. 815, 1997 (1) CRIMES 147, 1996 (4) ICC 673

ORDER

1. By means of this petition filed under Section 9 of the Administrator General Act, the Administrators General, Uttar Pradesh has sought Letters of Administration in respect to the estate of one late Dharambir alias Mohd. Haroon.

2. It has been stated in the petition that Dharambir alias Mohd. Haroon died at Mainpuri on 27-9-1994. The deceased who was a bachelor and did not leave him surviving any son, daughter or any other next of kin to succeed his estate. However, certain persons mentioned in paragraph No. 5 of the petition have filed Case No. 107 of 1994 in the Court of the District Judge. Mainpuri for grant of Success ion Certificate claiming rights on the basis of a Will allegedly executed by late Dharambir in their favour. As the said persons were not the next of kins, under Section 7 of the Administrators General Act it is the Administrator General alone who is entitled to grant of Letters of Administration. It was conse-

quenlty prayed that the Letters of Administration be granted to the Administrator General with regard to the estate left by the deceased.

3. On notice being issued, a counter affidavit has been filed on behalf of the opposite parties inter alia slating that the deceased had got himself converted into Hindu in the year 1947, He had executed a registered Will in favour of the said opposite parties bequeathing all his properties to them who have already filed aMisc. Case no. 107 of 1994 for the grant of Succession Certificate in their names regarding the debts and securities left by the deceased. In the said case, the Administrator General has been impleaded as opposite party No. 1 who instead of filing in a written statement and contesting the proceedings before the Court of the District Judge, has filed the present Testamentary Case No. 13 of 1995 before this Court in respect of the same properties left by the deceased. The present Testamentary Case No. 13 of 1995 is, iherefore, not maintainable and has been fited only to harass the said parties. It is noteworthy that during the pendency of the present case before this Court, the Misc. Case No. 107 of 1994, filed before the District Judge, Mainpuri, has been allowed and the Succession Certificate has been ordered to be granted in favour of the applicants of the said case.

4. In view of the stand taken by the parties, this Court directed that the question whether this petition under Section 9 of ihe Administrators General Act is maintainable should be heard first before the proceedings arc converted as a suit. Consequently, I have heard Sri. J. Nagar, learned counsel appearing for the Administrator General and Sri. S. S. Pandey, learned counsel appearing for the opposite parties on this preliminary question.

5. Sri Nagar has mainly contended that under Section 7 of the Administrators General Act, when the deceased did not leave any next of kin, and the opposite parties were not residuary legatees it was the Administrator General alone who could file an application for grant of Letters of Administration, therefore, the Court below had no jurisdiction to grant Succession Certificate to the applicants. He has further contended that the applicants were claiming to be beneficiaries under the Will, therefore, also no Succession Certificate could be granted to them under Section 370 of the Indian Succession Act (the Act in short) and the order granting Succession Certificate, therefore, was nullity. Consequently, the present petition before this Court was maintainable and the order passed by the Court below in Misc. Case No. 107 of 1994 cannot stand in the way of the Administrator General. Learned counsel has further, contended that the provisions of Section 372(e) of the Act lends support to his submissions. He has further invited the altention of the Court to model forms set out in the Appendix to the Act which requires to be specified that the deceased had not made any Will regarding his estate. The learned counsel for the opposite parties, however, contended that the application for grant of Succession Certificate filed under Section 372 of the Act was valid and maintainable, as the District Judge had concurrent jurisdiction in the matter. Besides the Administrator General was duly served with the summons of Misc. Case No. 107 of 1994 and it was open to him to raise the objection before the Court below or in case he is aggrieved by the order passed therein, he could file an appeal against the same. By not doing so and the order having become final the present petition before this Court for grant of Letters of Administration for the very properties regarding which Succession Certificate has been granted was not maintainable. It has also been submitted that there was no question of Ihe order passed by the Court below being a nullity as the said Court had the jurisdiction under Section 371 of the Act to entertain the pclition for the grant of Succession Certificate and the grant was validly made under Seclion 372 of Ihe Acl. I have carefully considered the submissions made by the learned counsel for Ihe parties.

6. For appreciating the submissions made by the learned counsel for the petitioner, it would be convenienl to refer to the relevant provisions of the Administrators General Act, 1963 and to certain provisions of the Indian Succession Act, 1925. Section 6 of the Administrators General Act (the Act XLV of 1963) lays down that so far as regards Ihe Administrator General of any State, the High Court shall be deemed lo be a Court of competent jurisdiction for the purpose of giant-ing probate or Letters of Administration under any law for the time being in force. The provision to this section lays down that nothing in this, section shall be construed as affecting the jurisdiction of any District Court. Section 7 of the Act slates that any Letters of Administration granted by the High Court shall granted to the Administrator General of the State unless they are granted to the next of kin of the deceased. Under Section 8 of the said Act, the Administrator General has been given a right to Letters of Administration in preference to that of a creditor or a legatee, other than an universal legatee or residual legatee or the representative of a residual legatee; or a friend of a deceased. Under Section 9 of the Act, the Administrator General has been empowered to apply before the Court for Letters of Administration where the deceased has left assets over Rupees Fifty thousand and no person has within one month of the death applied for probate or Letters of Administration or taken proceedings for protection of the estate. Relying upon the aforesaid provisions, the learned counsel for the petitioner has submitted that as the opp, parties are not the next of kins or the residuary legatees of the deceased and they were trying to collect the assets by means of obtaining the orders of Succession Certificate, the present petition by the Administrator General under Section 9 of the Act was maintainable before this Court. Further, in view of the said provision, the Court below had no jurisdiction to proceed with the case for grant of Succession Certificate. I am unable to agree. Under the aforesaid provisions, the right has been given to the Administrator General to apply for Letters of Administration before the High Court of the State where the deceased did not leave behind him next of kin. The Administrator General has also been given right to apply for Letters of Administration in preference to creditors certain legatees, and friends of the deceased. However, these provisions do not lay down that Letters of Administration can only be granted to the Administrator General and to none else. It also does not preclude a beneficiary under the Will to apply for probate, Letters of Administration with Will annexed or for Succession Certificate. That apart from the copy of the application for the grant of Succession Certificate and the affidavit accompanied there to which has been annexed to the counter-affidavit, it would be evident that the applicants had, in paragraph No. of the application, stated that the deceased had by his Will bequeathed all his properties to the said applicants. A testamentary disposition by which the testator gives all his properties to one or more persons is known as universal legacy and the recipients of such a legacy as universal legatees. In the rejoinder affidavit filed to the counter-affidavit of the opposite parties before this Court, it has been stated that the opposite parties were not the residuary legatees but it has not been denied that they were not the universal legatees. A residuary legatee takes residue or the surplus of the testators property under the Will. It is not the case of opposite parties that they were residuary legatees. It is noteworthy that according to the opposite parties, the original Will was filed before the Court below and the said Court was fully empowered on a consideration of the Will to satisfy itself whether the applicants were universal legatees or residuary legatees, Under the provisions of Sections 232 and 234 of the said Act (the Act No. XXXIX of 1925 in short) before Letters of Administration can be granted the probate Court has to see whether the applicants are universal or residuary legatees. In view of the assertion made by the opposite parties which have not been controverted and there being nothing contrary on the record it would be presumed that the Court below after being satisfied with regards to the fact that the said opp. parties were universal legatees, had granted Succession Certificate to them. In view of the same, the Administrator General cannot legally claim any preference over the opposite parties under Section 8 of the Act or challenge the grant of Succession Certificate on that score.

7. That apart under Section 9 of the Act No, XLV of 1963, The Administrator General could make an application for grant of Letters of Ad-ministration where there was imminent danger of misappropriation, deterioration or waste of any assets. No such allegations have been made in this petition. Right to apply for Letters of Administration has been claimed only on the basis that the opposite parties were not the next of km of the deceased and, therefore, had no right to seek Letters of Administration. It has already been held that this submission is misconceived. Therefore, the present application under Section 9 of the Act in my view will not be maintainable.

8. It was next contended that the opposite parties had applied for Succession Certificate claiming to be beneficiaries under the Will and under the provisions of Section 370 of the Act No. XXXIX of 1925, no Succession Certificate could be granted unless the requirement of Section 213 of the said Act was satisfied. In this connection, the learned counsel has also referred to the provisions of Section 372(e) of the Act which lays down that in an application for gram of Succession Certificate it has to be specified that there was no impediment under Section 370 of the Act for the grant of the said Certificate. Section 370 of the Act lays down in effect that a Succession Certificate shall not be granted with respect to any debt or security to which a right is required by Section 212 or Section 213 to be established by Letters of Adminislralion or probate. Section 212 lays down that no right to any property of a person who has died intestate can be established in any Court unless Letters of Administration has been granted by a Court of competent jurisdiction. Section 213(1) with which we are concerned in the facts of the present case laysdown that no right as executor or legatee can be established in any Court unless a competent Court for the said purpose has granted probate of the Will under which the right is claimed or has granted Letters of Administration with the Will annexed. It will be relevant to quote sub-section (2) of Section 213 of the said Act which reads as follows:--

"2. This section shall not apply in the case of will made by Mahammadans and shall only apply-
(i) in the case of the Will made by any Hindu, Buddisl, Sikh or Jaina where such wills are of the clauses specified in clauses (a) & (b) of Section 57, and
(ii) In the case of Wills made by any Parsi dying after the commencement of the Indian Succession (Amendment) Act, 1962 where such Wills are made within the local limits of the original ordinary/civil jurisdiction of the High Court at Calcutta, Madras and Bombay and where such Wills are made outside these limits in so far as they relates to immovable property situate within those limits.

9. In this connection, the provisions of Section 57 may also be noticed which reads thus :

"57. Application of certain provisions of Part to a class of wills made by Hindus, etc.

10. The provisions of this Part which are set out in Schedule III shall, subject to the restrictions and modifications specified therein, apply-

(a) to all wilts and codicils made by any Hindu, Buddisl, Sikh or Jaina, on or after the first day of September, 1870, within the territories which at the said date were subject to the lieutenant Governor of Bengal or within the local limits of the ordinary original civil jurisdiction of the High Courts of Judicature at Madras and Bombay; and

(b) to all such wills and codicils made outside those territories and limits so far as relates to immoveable property situate within those territories or limits; and

(c) to all wills and codicils madeby any Hindu, Buddisl, Sikh or Jaina on or after the first day of January, 1927, to which those provisions are not applied by clauses (a) and (b).

Provided that marriage shall not revoke any such will or codicil.

11. From a perusal of the aforesaid provisions I do not find any force in this submission either. It is very clear that the bar contained in Section 370 of the said Act is attracted in a case to which Section 370 of Ihe said Act is attracted in a case to which Sections 212 and 213 of the Act apply. Section 212 of the Act speaks about the right to intestate's property and, therefore, does not apply in the facts of the present case. Sub- clause 2(1) of Section 213 read with Clauses (a) & (b) of Section 57 of the Act applies where the parties to the Will are Hindus and the properties in dispute are in Bengal, Bombay and Madras. Admittedly, the properties here are situate at Mainpuri within the Stale. Section 213(2) of the Act has to be read with Section 57 of the same Act. A probate is not necessary for establishment of a right under a will by aHindu where the provisionsof clauses (a) and

(b) of Section 57 are not attracted. Since the Will in question could not fall under clauses (a) and (b) of Section 57, Section 213 has no application to it and consequently the bar contained in Section 370 of the Act is also not attracted. This position is now well settled by anumber of decisions of our Court. In the case of Mst. Janki Bai v. Durga Prasad, AIR 1938 Allahabad 640 where a similar point was raised this Court on a consideration of the provisions of Section 213 read with Section 57 of the Act held that Section 213 is no bar and it was not necessary to take out probate of the Will of the deceased. The Court further held that as the Will in question was made after 1 -1-1927 sub-section

(c) of Section 57 apply in the facts of the said case. In the case of Nobat Ram v. Gayatri Devi, 1968 All LJ 69 where the point raised was that unless the will upon which the plaintiff based her claim was probated, the plaintiff could not maintain the suit, this Court repelled the said contention on a consideration of the provisions of Section 213(2) and Section 57 of the Act. In the case of Pitmo v. Syam Singh, AIR 1978 Allahabad 301 where the point raised was lhat no Succession Certificate could be granted by the Court below without the grant of probate or Letters of Administration in respect of the Will, by placing reliance on the provisions of Section 370 of the Act, this Court following its earlier decision referred to above repelled the said contention. Similar view has been taken in the case of Sohan Singh v. Bhag Singh, AIR 1934 Lahore 599 and in the case of M/s. Behari Lal Ram Charan v. Karan Chand Sahani, AIR 1968 Punjab 108. In view of the above, the second submissions made by the learned counsel for the petitioner cannot be accepted.

12. Apart from what has been stated above, there is another aspect of the matter, in the Misc. Case No. 107 of 1994 for the grant of Succession Certificate filed before the Court below, the Administrator General was impleaded as a defendant. Despite the service of notice, no objection/ written statement was filed for contesting the said proceedings. It was open to the Administrator General to contest the said proceedings by raising the points which are now being tried to be raised before this Court, No such effort was made. Even after the orders have been passed for grant of Succession Certificate, no appeal has been preferred though there is a right of appeal under Section 384 of the Act. No effort was made either to get the certi ficate revoked under Section 383 of the Act. Sri Nagar has, however, contended that as the proceedings before the Court below were a nullity, consequently it was not necessary to seek for revocation or to file any appeal. The order passed by the Court below could be ignored on the said ground, I am unable to agree with the learned counsel that the order passed by the Court below was a nullity. Under Section 371 of the Act, Ihe District Judge has jurisdiction to grant a Succession certificate. It has already been held above that even though the applicants may not come under Ihe definition of next of kin they being beneficiary and universal legatees under the Will had a right to file the applications for Succession Certificate before the Court below. It has also been held that the provisions of Section 370 of the Act do not bar the said applications. Apart from the same even assuming that the order was incor-

rect, it cannot be said to be a nullity. If lhat would have been so the provisions for revoking the said order under Section 383 of the Act or Section 14 of the Administrators General Act would not be there. In fact, even under Section 11 of the Ad-

ministrator General Act if in Ihe course of pro-

.ceedings initiated by the Administrator General for grant of Letters of Administration, any person appeared and established his claim to prolate of the Will of the deceased or Letters of Administration as next of kin of the deceased and gave such security as required of him by law, the High Court on being satisfied could grant probate or Letters of Administration to the said person in preference to the Administrator General.

13. As a result of the aforesaid discussions, this Court is of the view that in the facts and circumstances of the case this petition by the Administrator General under Section 9 of the Act was not maintainable and it deserves to be dismissed, but in the facts and circumstances of the case I make no order as to cost.

14. Petition dismissed.