Bombay High Court
Smt. Sushilaben Wd/O Ramniklal ... vs Sou. Madhulata Pradumna Gambhir And ... on 1 February, 2019
Author: Manish Pitale
Bench: Manish Pitale
1 WP6954-18.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH : NAGPUR
Writ Petition No.6954 of 2018
...
Smt. Sushilaben wd/o Ramniklal
Gandecha, aged about 58 years,
Occupation: Household,
Resident of Sant Matoti Maharaj
Ward, Ghatanji, District Yavatmal .. PETITIONER
.. Versus ..
1. Sou. Madhulata Pradumna
Gambhir, aged about 40 years,
Occupation: Household,
Resident of Morbi, Tahsil and
Dist. Morbi, Gujarath State.
2. Sharda Maganlal Pateliya,
Aged about 75 years,
Occupation: Nil,
Resident of Near Parwa Point,
Ghatanji, Tah. Ghatanji,
Dist. Yavatmal. .. RESPONDENTS
Mr. M.I. Dhatrak, Advocate for Petitioner.
Mr. P.S. Kadam, Advocate for Respondents
....
CORAM : MANISH PITALE, J.
DATED : FEBRUARY 01, 2019.
ORAL JUDGMENT
1. Rule. Rule made returnable forthwith. Heard finally ::: Uploaded on - 05/02/2019 ::: Downloaded on - 15/03/2019 14:15:36 ::: 2 WP6954-18.odt with the consent of the learned counsel appearing for the parties.
2. This writ petition challenges the order dated 18.07.2018 passed by the Civil Judge, Junior Division, Ghatanji, whereby an application filed by the petitioner under Section 2 of the Bombay Regulation Act,1827 for grant of heirship certificate has been kept suspended, till conclusion of civil suit pending between the parties.
3. The petitioner had filed the aforesaid application before the Court below claiming that she was the only wife of deceased Ramniklal Gandecha and that they had no children. On this basis, the petitioner prayed for grant of heirship certificate under the aforesaid provision to be declared the only heir of the said deceased Ramniklal Gandecha.
4. In the said proceeding, the respondent no.1, who was the sister of the said deceased Ramniklal Gandecha, filed an objection. In the said objection, it was pointed out that the said objector had filed a civil suit bearing Regular Civil Suit No. 7 of 2016 before the Civil Judge, Junior Division, Ghatanji, being a suit for partition and separate possession, wherein the ::: Uploaded on - 05/02/2019 ::: Downloaded on - 15/03/2019 14:15:36 ::: 3 WP6954-18.odt petitioner, brother and sister of the said objector were defendants. It was contended by the said objector (respondent no.1) that if heirship certificate was granted to the petitioner, she would approach the competent authority for mutation of her name in the house property in which she was residing. It was contended that, according to the objector -respondent no.1, the said house property belonged to her father, in respect of which the aforesaid suit for partition and separate possession had been filed.
5. By the impugned order, the Court below has come to the conclusion that when the aforesaid suit for partition and separate possession had been already filed by the respondent no.1(objector), the application filed by the petitioner under Section 2 of the aforesaid Act would have to wait final adjudication of rights of parties in the aforesaid suit. On this basis, the proceedings in the application filed by the petitioner were suspended till the conclusion of the civil suit.
6. A perusal of Section 2 of the aforesaid Act and the application filed by the petitioner thereunder shows that the only prayer made by the petitioner is for grant of heirship certificate to declare that she is the only heir of the deceased ::: Uploaded on - 05/02/2019 ::: Downloaded on - 15/03/2019 14:15:36 ::: 4 WP6954-18.odt Ramniklal Gandecha. A perusal of the objection raised on behalf of respondent no.1 shows that the said respondent has admitted the fact that the petitioner was the only wife of the deceased Ramniklal Gandecha and that they had no children. In view of the aforesaid facts, it would be evident that the claim made in the application filed by the petitioner under the provisions of the said Act, even if granted, would not result in recognition of any rights of the petitioner in respect of the said house property and that an application for mutation before the competent authority, if preferred by the petitioner, would be decided as per law after issuance of notice by the competent authority. Grant of heirship certificate would not ipso facto lead to recognition or crystallization of any rights of the petitioner in the house in question. At best, it would assist the petitioner in claiming that she was entitled to the rights that the deceased Ramniklal Gandecha was entitled, as his only heir.
7. Therefore, apprehension expressed by the objector before the Court in the present proceedings was misconceived. The Court below also erred in suspending the proceeding in the present case only on the ground that the aforesaid suit filed by the respondent no.1 was pending before the said Court. The issues raised in the said suit, filed for partition and separate ::: Uploaded on - 05/02/2019 ::: Downloaded on - 15/03/2019 14:15:36 ::: 5 WP6954-18.odt possession, would certainly be decided on merits by the Court and mere pendency of the aforesaid suit ought not to result in suspension of proceedings in the present case. This is fortified by a decision referred to by the learned counsel appearing for the petitioner in the case of Ganpati Vinayak Achwal - 2015(2) All MR 285 wherein this Court held as follows:
"5. The position of law that emerges from the above provisions is that, an heirship certificate does not bestow the status of an heir upon a person. Grant of such a certificate is only a formal recognition of his existing status as an heir. An heir or executor or legal administrator, by his such status, can assume management of the property of the deceased even without a formal recognition by the Court. A person may obtain heirship certificate is any of the three situations i.e. (I) if he so desires (ii) where his right as an heir is disputed, and (iii) in order to give confidence to the persons in possession of or indebted to the estate and to deal with them. Thus grant of heirship certificate is solely, for the convenience of the heir. Beyond that, it is of no significance. The rules also indicate that, it is mandatory for the Court to issue an heirship certificate, if after publication of citation, no objector comes forward within one month from the date of publication. In that case, the Court shall forthwith receive such proof as may be offered of the right of the person making the claim, and if satisfied, shall grant a certificate in the prescribed form declaring him the recognized heir of the deceased. The scope of such enquiry is limited to ascertain the claim of heirship of the applicant. The petitioner's claim and the impugned order are required to be appreciated against the above legal position."::: Uploaded on - 05/02/2019 ::: Downloaded on - 15/03/2019 14:15:36 :::
6 WP6954-18.odt
8. In view of the above, it is evident that the Court below was not justified in passing the impugned order and suspending the proceeding in the present case till the conclusion of the civil suit pending between the parties. Hence the writ petition is partly allowed, the impugned order is set aside and the Court below is directed to decide the application filed by the petitioner on merits.
9. Rule in the aforesaid terms with no order as to costs.
(Manish Pitale, J. ) ...
halwai/p.s.
::: Uploaded on - 05/02/2019 ::: Downloaded on - 15/03/2019 14:15:36 :::