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 20, Cited by 0]

Andhra Pradesh High Court - Amravati

G. Radhya Krishna Murthy And Others vs Paresh Charan Das Gupta on 10 March, 2026

APHC010155182006
                   IN THE HIGH COURT OF ANDHRA PRADESH
                                 AT AMARAVATI               [3397]
                          (Special Original Jurisdiction)

                   TUESDAY,THE TENTH DAY OF MARCH
                    TWO THOUSAND AND TWENTY SIX

                                PRESENT

       THE HONOURABLE SRI JUSTICE VENUTHURUMALLI GOPALA
                         KRISHNA RAO

                       APPEAL SUIT NO: 299/2006

Between:

G. Radhya Krishna Murthy and Others                ...APPELLANT(S)

                                 AND

G Subba Rao Died and Others                       ...RESPONDENT(S)

Counsel for the Appellant(S):

  1. A RAJENDRA BABU

Counsel for the Respondent(S):

  1. SRINIVASA RAO BODDULURI

  2.

The Court made the following:
                                                          Reserved on 03.02.2026
                                                        Pronounced on 10.03.2026
                                                         Uploaded on 10.03.2026
          HONOURABLE SRI JUSTICE V. GOPALA KRISHNA RAO

                         APPEAL SUIT No.299 of 2006
JUDGMENT:

This Appeal, under Section 96 of the Code of Civil Procedure [for short „the C.P.C.'], is filed by the Appellants/defendant Nos.1 and 2 challenging the Decree and Judgment, dated 27.03.2006, in O.S.No.03 of 1998 passed by the learned III Additional District Judge, Guntur [for short „the trial Court'].

2. The appellants herein are the defendant Nos.1 and 2 and the Respondent No.1 herein is the plaintiff in O.S.No.03 of 1998 and the respondent Nos.2 to 9 are the defendants in the said suit. During the pendency of the appeal, the respondent No.1 died and his Legal Representatives were brought on record as respondent Nos.10 to 14.

3. Originally, the respondent No.1/plaintiff herein filed the suit in O.S.No.03 of 1998 against the defendants seeking for declaration of title over the plaint schedule properties and for delivery of possession of Item Nos.2 to 9 of the same and mesne profits from 13.01.1998 onwards over the plaint schedule properties till the delivery of possession of the properties situated at Prattipadu, and for consequential permanent injunction in respect of item No.1 of the plaint schedule house property.

4. Both parties in the Appeal will be referred to as they are arrayed before the trial Court.

VGKR, J.

AS_299_2006

5. The case of the plaintiff/respondent No.1 as per the plaint averments in O.S.No.03 of 1998, in brief, is as follows:

Originally, the plaint schedule item Nos.1 to 4 belongs to one Kakani Appaiah of Prattipadu Village and the said Appaiah married one Bullemma, who is the 2nd daughter Gorijavolu Rosaiah and Seshamma, and the said Gorijavolu Rosaiah and Seshamma gave birth to three (03) male children by names Venkatapaiah, Raghavaiah and Ananda Rao and four (04) female children Rushiyamma, Bullemma, Seetharavamma and Tulasamma. The plaintiff further pleaded that the 3rd daughter of Gorijavolu Rosaiah and Seshamma, by name Seetharavamma was given in marriage to one Ginjupalli Veeraiah and the said Ginjupalli Veeraiah and Seetharavamma had three (03) male children and the plaintiff is the eldest son of their male children The plaintiff further pleaded that he is none other than the younger sister‟s son of Kakani Bullemma alias Annapurnamma and the said Appaiah and Bullemma have only one daughter by name Anasuyamma and she was given in marriage to her maternal uncle by name Gorijavolu Ragavaiah. The 3rd son of Gorijavolu Rosaiah and Seshamma, by name Gorijavolu Ananda Rao has got one daughter by name Konduru Sesharatnam and one son by name Gorijavolu Syamsundar Rao through his 1st wife by name Lakshmayamma and also got five sons. The said Kakani Appaiah during his lifetime executed a registered Will dated 09.04.1962, bequeathing his properties i.e. plaint „A‟ schedule properties to his wife Bullemma and the plaint „B‟ schedule properties were given to his daughter Gorijavolu VGKR, J.
AS_299_2006 Anasuyamma and subsequently, the said Kakani Appaiah died in the year 1969. The plaintiff further pleaded that after the demise of the said Appaiah, his wife Bullemma resided with his brother Raghavaiah and her daughter Gorijavolu Anasuyamma, till the death of Raghavaiah in the year 1974, and the said Bullemma and Anasuyamma never partitioned the properties covered under the Will dated 09.04.1962, said to have been executed by Kakani Appaiah and all the properties which are covered under the said Will were looked after by the said Raghavaiah during his lifetime.
The plaintiff further pleaded that Gorijavolu Anasuyamma, after the demise of her mother Bullemma, further looked after her entire properties till the year 1987 and the defendant No.3 herein, who is none other than her brother-in-law‟s son pretending to assist her in managing the properties, clandestinely got executed the General Power of Attorney from the said Anasuyamma on 15.06.1987, by playing fraud and got registered the same in the Sub-Registrar Office, Prattipadu. On coming to know the mischief committed by the defendant No.3, the said Gorijavolu Anasuyamma, immediately cancelled the said General Power of Attorner, dated 15.06.1987, by issuing a legal notice dated 20.06.1987 and a publication to that effect was also given in Eenadu Daily Newspaper on 01.07.1987. Gorijavolu Anasuyamma during her lifetime while she was in a sound and disposing state of mind, executed a registered Will dated 28.03.1990, bequeathing all her properties i.e. the plaint schedule property in favour of the plaintiff vide Registered Document bearing No.130/1990. The defendant No.3 under the VGKR, J.
AS_299_2006 guise of fabricated and forged Will dated 30.04.1978, said to have been executed by Bullemma, mischievously filed a suit in O.S.No.54 of 1993, on the file of the I Additional Munisif Magistrate, Guntur, against the Gorijavolu Anasuyamma and also against the plaintiff and his wife for recovery of alleged possession over the northern half of Item No.1 of plaint schedule property and the said suit was dismissed on 23.02.1996, on contest and later, the appeal vide A.S.No.63 of 1996 is preferred by the defendant No.3 against the plaintiff herein and others.
The plaintiff further contended that Gorijavolu Anasuyamma died on 24.09.1997, in Item No.1 of the schedule property tiled house bearing door No.9/65, while she was living along with the plaintiff and his wife and in the said house, the plaintiff performed the obsequies of his sister Anasuyamma as per the will and wishes. At the time of the funeral of Gorijavolu Anasuyamma, one of the brother of the defendant herein by name Gorijavolu Rosaiah, under the pretext of lodging a complaint before the Station House Officer, Prattipadu, against the plaintiff, stalled the funeral of Anasuyamma till 9.00 p.m. on 24.09.1997, at the instance of defendant No.3 herein and with the assistance of the Prattipadu Police and with a evil idea to grab away the property out of the properties bequeathed under the Will and by virtue of the said Will executed by Anasuyamma, the plaintiff is the absolute owner of the schedule property. The plaintiff further pleaded that on 13.01.1998, the defendants illegally occupied the plaint schedule property by trespassing into the plaint schedule property and have been residing the plaint schedule house and VGKR, J.

AS_299_2006 trespassed into the properties including Item Nos.2, 3 and 4 of the schedule properties and that the plaintiff is constrained to file the suit.

6. The case of the appellants/defendant Nos.1 and 2 as narrated in the written statement is as follows:

After the death of Appaiah, Anasuyamma and her mother Bullemma were living together and there was nobody to look after them and as such the defendant No.3 was looking after them and he was also attending the management of the properties of Anasuyamma as well as the properties of Bullema. While so, the defendant No.3, who was employed as teacher was originally worked at Prathipadu and was transferred to Gottipadu and other places, so that he could not live and he got shifted along with his family, at where he was posted as a teacher. Taking advantage of the absence of the defendant No.3, the plaintiff joined in the house of Anasuyamma and pretended as if he was looking after Anayasumma and got obtained a fraudulent Will dated 28.03.1990, purporting to have been executed by Anasuyamma. They further pleaded that the said Will is only got up with and assuming that it was signed by Anasuyamma, it was not executed by her voluntarily by knowing the contents of the alleged Will. The very fact that the Item Nos.7 to 9 of the plaint schedule property are different items separated with each other, which are shown in the said Will as if Item Nos.7 to 9 are contiguous, Item Nos.7 to 9 are different items and in between Item Nos.7 & 8, the defendant No.8 possessed a land. They further pleaded that in the alleged Will dated 20.03.1990, it was also mentioned that Ac.0.05 cents of site also VGKR, J.
AS_299_2006 bequeathed, but, she did not possess any such land as mentioned in the Will. The contents of the Will itself shows that the Will was brought up by playing fraud or somebody must have impersonated the said Will purported to have executed by Anasuyamma. They further pleaded that after procurring the document from Anasuyamma, purported to have executed by her, the plaintiff started ill-treating her and even tried to occupy the houses bequeathed to the defendant No.3, and that the defendant No.3 was constrained to file the suit in O.S.No.54 of 1993, on the file of the Junior Civil Judge, Guntur, in respect of the Northern portion of Item No.1 of schedule property and so far as the Item No.2 is concerned, it was not the subject matter of O.S.No.54 of 1993.
The plaintiff having obtained some documents used to harass Anasuyamma and neglected to look after her, as she was under the clutches of plaintiff, she sent a word to the defendant No.3 and requested the defendant No.1 to come over and executed a Will voluntarily on 10.08.1997, bequeathing her property to the defendant Nos.1 and 2. For fear of further ill-treatment by the plaintiff, she wanted the defendants to keep the Will as secret without disclosing to the plaintiff and that the defendants were looking after Anasuyamma and helping her in all respects. The Will dated 10.08.1997, said to have been executed by Anasuyamma, in a sound and disposing state of mind voluntarily bequeathing the property which she got from her husband as well as from her father in favour of defendant Nos.1 and 2 to be enjoyed equally. In pursuance of the said Will, the defendant Nos.1 and 2 took possession of the property and they are in possession of the property covered VGKR, J.
AS_299_2006 under the Will executed in their favour subsequent to the death of the testatrix. The defendant Nos.1 and 2 further pleaded that since they are in a possession and enjoyment over the plaint schedule property by virtue of the Will said to have been executed by the original owner Anasuyamma, dated 10.08.1997, and that the plaintiff is not entitled to seek for relief of declaration of title and recovery of possession of the plaint schedule property as sought for. Therefore, the defendants prayed to dismiss the suit with costs.

7. Based on the above pleadings, the trial Court framed the following issues:

1) Whether late Gorijavolu Anasuyamma, the sister of the plaintiff executed a Will dated 28.03.1990 bequeathing the plaint schedule property in favour of the plaintiff, while she is in a sound and disposing state of mind and it is a genuine one?
2) Whether the registered Will dated 30.04.1978 relied upon by the third defendant, said to have been executed by late Annapurnamma is a forged document?
3) Whether late Anasuyamma executed a Will dated 10.08.1997 in a sound and disposing state of mind bequeathing the property which she got from her husband in favour of the defendant Nos.1 and 2 and it is true and valid?
4) Whether the defendant Nos.1 and 2 are in possession and enjoyment of the property under the Will dated 10.08.1997 after demise of late Anasuyamma?

VGKR, J.

AS_299_2006

5) Whether the lease in respect of the landed property of late G.Anasuyamma in favour of Reddy Nageswara Rao is true and valid?

6) Whether the plaintiff forcibly occupied item No.1 of the plaint schedule property under the guise of injunction?

7) Whether the plaintiff is entitled to relief of declaration that he is the absolute owner of the schedule property?

8) Whether the plaintiff is entitled to the relief of possession in respect of the plaint schedule property?

9) Whether the plaintiff is entitled to mesne profits as prayed for from 13.01.1998 till the date of delivery of possession of the property?

10) Whether the plaintiff is entitled to consequential relief of permanent injunction in respect of plaint schedule property? and

11) To what relief?

The following additional issue was framed by the trial Court:

1) Whether the fourth defendant is the legal heir of Anasuyamma and he is entitled to share of the plaint schedule property?

8. During the course of trial in the trial Court, on behalf of the plaintiff, P.W.1 to P.W.4 were examined and Ex.A-1 to Ex.A-42 were marked. On behalf of the defendants, D.W.1 to D.W.4 were examined and Ex.B-1 to Ex.B-17 were marked.

9. After completion of the trial and on hearing the arguments of both sides, the trial Court decreed the suit partly vide its judgment, dated 27.03.2006, VGKR, J.

AS_299_2006 against which the present appeal is preferred by the appellants/defendant Nos.1 and 2 in the suit questioning the Decree and Judgment passed by the trial Court.

10. The defendant No.3 herein filed a suit in O.S.No.54 of 1993, before the I Additional Junior Civil Judge Court, Guntur, against Anasuyamma, the plaintiff herein and his wife for recovery of possession over the northern half of Item No.1 of the plaint schedule property and the said suit was dismissed by the trial Court on 23.02.1996, against which an appeal was preferred by the defendant No.3 herein, who is the plaintiff in the said suit in O.S.No.54 of 1993 vide A.S.No.63 of 1996. The appellants herein/defendant Nos.1 and 2 are not the parties to the said suit in O.S.No.54 of 1993 in connected with A.S.No.63 of 1996, the appeal filed by the defendant No.3 herein vide A.S.No.63 of 1996 and the present suit in O.S.No.03 of 1998 were clubbed and a common judgment was pronounced on 27.03.2006, by the learned III Additional District Judge, Guntur, wherein the III Additional District Judge Guntur, allowed the appeal in A.S.No.63 of 1996 filed by the defendant No.3 herein, Anasuyamma, plaintiff herein and his wife have not preferred any second appeal against the decree and judgment passed by the learned III Additional District Judge, Guntur in A.S.No.63 of 1996.

11. Heard Sri M.R.S.Srinivas, learned Senior Counsel on behalf of Sri A.Rajendra Babu, learned counsel for the appellants/defendant Nos.1 and 2 and Sri Srinivasa Rao Bodduluri, learned Counsel for the respondent/plaintiff.

VGKR, J.

AS_299_2006

12. Learned counsel for the appellants would contend that the judgment and decree passed by the trial Court is contrary to law, weight of evidence and probabilities of the case. He would further contend that the trial Court failed to observe that Ex.A-1 Will dated 28.03.1990, has not proved in accordance with law and there are several suspicious circumstances in the evidence of the 2 nd and 3rd attestors and they have not satisfied the ingredients of Section 69 of the Indian Succession Act and also the ingredients of Section 68 of the Indian Evidence Act. He would further contend that the trial Court failed to discuss the evidence of the attestors in Ex.B-4 Will and came to a wrong conclusion that Ex.B-4 Will is not a genuine one. He would further contend that the learned trial Judge came to awrong conclusion without appreciating the evidence on record and decreed the suit and as such the appeal may be allowed by setting aside the decree and judgment passed by the trial Court.

13. Per contra, Learned counsel for the respondent/plaintiff would contend that on appreciation of entire evidence on record, the learned trial Judge rightly partly decreed the suit and there is no need to interfere with the finding arrived by the learned trial Judge in its judgment.

14. Now, in deciding the present appeal, the points that arise for determination are as follows:

1) Whether Ex.A-1 Will dated 28.03.1990, is proved in accordance with law?

VGKR, J.

AS_299_2006

2) Whether Ex.B-4 Will dated 10.08.1997, is proved in accordance with law?

3) Whether the plaintiff in O.S.No.03 of 1998, on the file of III Additional District Judge, Guntur, is entitled to the relief of declaration of title and recovery of possession over the plaint schedule property?

4) Whether the trial Court is justified in partly decreeing the suit in O.S.No.03 of 1998?

15. Point No.1:

Whether Ex.A-1 Will dated 28.03.1990, is proved in accordance with law?
The plaintiff herein approached the civil Court seeking for declaration of title and recovery of possession of plaint schedule property in O.S.No.03 of 1998. Since the plaintiff approached the civil Court for declaration of title and possession, it is for the plaintiff to prove his right and title in the plaint schedule property. The legal position in this regard is perfectly clear that "in a suit of this description, if the plaintiffs are to succeed, they must do so on the strength of their own title and they have not supposed to defend upon the weaknesses in the case of the defendants". The title of the plaintiff is based on the alleged Will dated 28.031990, said to have been executed by Gorijavolu Anasuyamma.
VGKR, J.
AS_299_2006

16. The appellants/defendant Nos.1 and 2 are relying on Ex.B-4 Will dated 10.08.1997. In Ex.B-4 alleged Will, wherein, it was recited that the plaintiff herein has obtained signatures on several papers and fraudulently Anasuyamma was taken to the Sub-Registrar Office and her signatures were obtained on several papers by playing fraud and got registered before the Sub-Registrar, and subsequently she came to know that the plaintiff herein created a Will dated 28.03.1990, and she bequeathing the plaint schedule property herein in favour of the defendant Nos.1 and 2/appellants herein under Ex.B-4 Will. Here, the defendant Nos.1 and 2 have not approached the Court for seeking relief of declaration of title. Admittedly, as per the plaint averments, the defendants are in the possession and enjoyment over the plaint schedule property. The plaintiff herein approached the Court for seeking of relief of declaration and also for recovery of possession of the plaint schedule property. The plaintiff further pleaded that they were dispossessed by the defendant Nos.1 and 2 illegally on 13.01.1998. Therefore, it is for the plaintiff to prove that he is in the possession over the plaint schedule property till the date of dispossession i.e. on 13.01.1998. According to both the parties, Gorijavolu Anasuyamma was the original owner of plaint schedule property and the said Anasuyamma died on 24.09.1997. Ex.A-1 Will is seriously disputed by the defendants, since the title of the plaintiff is based on Ex.A-1 Will, the said Will has to be proved in accordance with law beyond reasonable doubt.

VGKR, J.

AS_299_2006

17. The law is well settled that even though the alleged Will is a registered Will, no importance will be given to the registered Will and it cannot be treated as a genuine Will unless it is proved in terms of Section 68 of the Indian Evidence Act, 1872 read with Section 63 of Indian Succession Act, 1956. Section 68 of the Indian Evidence Act reads as under:

"68. Proof of execution of document required by law to be attested -
If a document is required by law to be attested, it shall not be used as evidence until one attesting witness at least has been called for the purpose of proving its execution, if there be an attesting witness alive, and subject to the process of the Court and capable of giving evidence:
Provided that it shall not be necessary to call an attesting witness in proof of the execution of any document, not being a Will, which has been registered in accordance with the provisions of the Indian Registration Act, 1908 (16 of 1908), unless its execution by the person by whom it purports to have been executed is specially denied."

It is evident that in cases where the document sought to be proved is required by law to be attested, the same cannot let be in evidence unless at least one of the attesting witnesses has been called for the purpose of proving the attestation if any such attesting witness is alive and capable of giving evidence and is subject to the process of the Court. Section 63 of the Indian Succession Act deals with execution of unprivileged Wills and, inter alia, provides that every Testator except those mentioned in the said provision shall execute his Will according to the rules stipulated therein. It reads:

"63. Execution of unprivileged wills.- Every testator, not being a soldier employed in an expedition or engaged in actual warfare, or an airman so employed or engaged, or a mariner at sea, shall execute his will according to the following rules:
VGKR, J.
AS_299_2006
(a) The testator shall sign or shall affix his mark to the Will, or it shall be signed by some other person in his presence and by his direction.
(b) The signature or mark of the testator, or the signature of the person signing for him, shall be so placed that it shall appear that it was intended thereby to give effect to the writing as a Will.
(c) The Will shall be attested by two or more witnesses, each of whom has seen the testator sign or affix his mark to the Will or has seen some other person sign the Will, in the presence and by the direction of the testator, or has received from the testator a personal acknowledgment of his signature or mark, or the signature of such other person; and each of the witnesses shall sign the Will in the presence of the testator, but it shall not be necessary that more than one witness be present at the same time, and no particular form of attestation shall be necessary."

18. In order to substantiate the case of the plaintiff, to prove Ex.A-1 Will, the plaintiff examined himself as P.W.1 and also examined the two (02) attestors in the Will as P.W.2 and P.W.3. P.W.1 is the plaintiff, he admitted in his evidence in cross examination itself that he had two (02) sons and two (02) daughters and he possessed a house which is situated at about 500 yards away from Item No.1 of the schedule property in another street and at about three (03) years ago i.e. in the year 1998, he sold away his own house and after vacating the said house, he started to live in the Item No.1 of the plaint schedule property and prior to joining in Item No.1 of the plaint schedule property, Anasuyamma was looking after the schedule property. He further stated that four or five days after the execution of the Will, Anasuyamma handed over the Will to him and he was not present at the time of execution of Ex.A-1 Will and on the date of execution of Will itself it was registered. He further stated that he has not having any disputes or enmity with Cherukuri VGKR, J.

AS_299_2006 Radha Krishna Murthy, who is the attestor under Ex.A-1. Cherukuri Radha Krishna Murthy is alive and he further states in his evidence that after the date of Ex.A-1, Anasuyamma executed a General Power of Attorney in his favour and he pleaded ignorance whether there are any differences of opinion between Anasuyamma and the defendant Nos.1 and 2. He further admits that Anasuyamma was not bed ridden prior to her death and he further admits that on the date of execution of the Will itself, it was registered.

19. P.W.2 is the 3rd attestor to Ex.A-1 disputed Will. He stated in his evidence in chief examination itself that Anasuyamma during her lifetime executed a Will in favour of the plaintiff and the plaintiff and his wife were looking after her and at that time Anasuyamma called him and Cherukuri Radha Krishna Murthy and they come over to the Registrar Office at Guntur. He further deposed that Anasuyamma during her lifetime executed a Will in favour of the plaintiff and as the plaintiff and his wife used to look after her, that was about eleven (11) years ago. He further stated that at that time Anasuyamma called him and Cherukuri Radha Krishna Murthy and they also came to Guntur and also to the Registrar Office at Guntur, and Anasuyamma executed a Will in favour of the plaintiff in his presence, Cherukuri Radha Krishna Murthy and one K.Sambaiah. He further stated that the contents of the Will were read over to Anasuyamma and Anasuyamma admitted the contents of the Will. He further deposed that in the presence of himself, Cherukuri Radha Krishna Murthy and K.Sambaiah, the said Anasuyamma signed in the said Will. Whereas, in the cross-examination, he admits that he VGKR, J.

AS_299_2006 cannot read and write and Ex.A-1 Will was drafted and executed at Registrar Office at Guntur, and he do not know the name of the person, who scribed the Ex.A-1 Will. P.W.2 Ginjupalli Ramaiah further admitted in his evidence in cross-examination that Cherukuri Radha Krishna Murthy, himself, K.Sambaiah and Anasuyamma were present at the time of drafting Ex.A-1 Will. As seen from Ex.A-1 Will, the said K.Ramaiah is not an attestor to the said Will. He further admitted that on that day, Subbayamma, who is the wife of plaintiff, brought Anasuyamma to a doctor at Guntur. He further admits that Anasuyamma owns Ac.1.15 cents, which also belongs to her husband. He admits that the distance in between Item Nos.7, 8 and 9 is one for long and the said three (03) extents are different plots, the same is pleaded by the appellants in the written statement. He further stated in his evidence in cross- examination that after his signature, the other attestors attested Ex.A-1 Will and the scribe signed his name in Ex.A-1 Will before the Sub-Registrar and the execution and registration of Ex.A-1 Will was taken place on the same day.

20. P.W.3 is the another attestor by name Sambasiva Rao, he stated in his evidence that Anasuyamma executed Ex.A-1 Will in the year 1990 at the Registrar Office, at Guntur and at that time, at the request of Anasuyamma, he signed as one of the attestors in the Will along with Cherukuri Radha Krishna Murthy and Ginjupalli Ramaiah and they signed as attestors in the said Will. He further deposed that, at the first instance the Will was drafted and thereafter got typed and thereafter, Ex.A-1 Will got registered and at the VGKR, J.

AS_299_2006 instance of Anasuyamma admitted that Ex.A-1 Will was drafter to her dictation and after Ex.A-1 Will, Anasuyamma admitted that the contents of Ex.A-1 Will are correct and by the date of Ex.A-1 Will, Anasuyamma was having good health. In cross-examination, P.W.3 admits that Anasuyamma is a distant relative to him and on the date of Ex.A-1, Anasuyamma came over to Guntur for the purpose of executing the Will and in front of the Sub-Registrar, he signed as an attestor in Ex.A-1, so also at the time of registration of Ex.A-1, he signed as an attestor before the Sub-Registrar in Ex.A-1 Will on the same day. He further admits that on the same day of the registration of Ex.A-1, Ex.A-1 Will is prepared, execution and registration of Will was happened on the same day. He further admits in his evidence in cross-examination that after completion of the execution of Ex.A-1 Will and before registration of Ex.A-1 Will, the plaintiff came over to the Registrar Office and he do not know whether Anasuyamma is suffering with Diabetes and Blood Pressure. He further admits that after registration of Ex.A-1, the plaintiff himself took Anasuyamma to her village. He further admits that he do not know whether Anasuyamma after coming to know about the plaintiff obtained Ex.A-1 Will deceitfully, executed another Will on 10.08.1997, bequeathing her properties in favour of the defendant Nos.1 and 2 and the 1st attestor under Ex.A-1 is a resident of Prattipadu Village.

21. The major discrepancies in the evidences of P.W.2 and P.W.3, who are the attestors to the alleged Will are as follows:

VGKR, J.
AS_299_2006
1. As per the evidence of P.W.2, himself and the 1st attestor were called by Anasuyamma and they came over to the Registrar Office at Guntur. Whereas, in cross-examination he admits that the wife of the plaintiff brought Anasuyamma to a doctor at Guntur and on that day, the doctor was not present in the hospital and asked him to take her to the Registrar Office. Whereas, he stated in his evidence in chief examination itself that on that day he came over to Guntur by bus and got down by bus and from there he went to the Registrar Office. As per the evidence of P.W.3, on the date of Ex.A-1, Anasuyamma came over to Guntur for the purpose of executing the Will.
2. P.W.2, Ginjupalli Ramaiah deposed in his evidence in cross-

examination that at the time of execution of Ex.A-1 Will, himself, Cherukuri Radha Krishna Murthy and K.Ramaiah were present. As per Ex.A-1, K.Ramaiah is neither attestor nor identifying witness to the Will and moreover, he stated that after his signature, the other attestors attested in Ex.A-1. As seen from the deposition of P.W.2 and Ex.A-1, he is not a signatory and he affixed his thumb mark in Ex.A-1 as well as in his deposition as P.W.2. Another major discrepancy in the evidence of P.W.2 is after his signature and other attestors attested Ex.A-1, the scribe signed his name in Ex.A-1 before the Registrar, in the Registrar Office. As could be seen from Ex.A-1, he is not an identifying witness and he is an VGKR, J.

AS_299_2006 attestor to Ex.A-1, which was prepared on the preceding date of registration, he is not a signatory and he is a thumb impression holder. Whereas, P.W.3 stated that Cherukuri Radha Krishna Murthy signed as 1st attestor and thereafter, he signed as 2nd and thereafter, the 3rd attestor affixed his thumb mark in the Will. Whereas, P.W.2, who is the another attestor stated in his evidence that after his signature, the other attestors attested Ex.A-1 and the scribe signed his name in Ex.A-1, before the Sub-Registrar. As stated supra, P.W.2 is not a signatory and he affixed his thumb mark on the document as thumb impression holder.

3. P.W.2 stated in his evidence that he came over to Guntur from Prattipadu, on the date of execution of the Will and execution of the Will, registration of the Will Ex.A-1 was taken place on the same day, after they all return back to Prattipadu. P.W.3 also stated in his evidence that he came over to Guntur from Nallapadu and the preparation of the Will, execution of the Will and registration of the Will have taken place on one day and he cannot say the contents of Ex.A-1 Will. The plaintiff also asserted in his evidence that execution of Ex.A-1 Will and registration of the Will was taken place on the same day. As seen from Ex.A-1, Ex.A-1 was prepared and executed on 28.03.1990, and it was registered before the Sub-Registrar on the next day i.e. on 29.03.1990, in between 11.00 a.m. and 12.00 noon. P.W.3 is the attestor to the Will and also VGKR, J.

AS_299_2006 an identifying witness before the Sub-Registrar in the Registrar Office. It is not at all the case of P.W.3 that on 28.03.1990 and on 29.03.1990, i.e. on both days he came over to Guntur, for the purpose of attestation in the execution of Will and also as identifying witness in the Will. The propounder of the Will/plaintiff also asserted in his evidence that the execution of the Will and the registration of the Will has taken place on the same day. It is also one of the strong suspicious circumstance to doubt Ex.A-1 WIll

4. As per the evidence of P.W.3, after completion of execution of Ex.A-1 Will and before registration of Ex.A-1 Will, the plaintiff came over to the Registrar Office and after the registration of Ex.A-1, the plaintiff himself took Anasuyamma to her village. There is no whisper in the evidence of the plaintiff about his presence on the date of execution and registration of the Will at Guntur, and he suppressed the same in his evidence. As per the evidence of P.W.1, he has no personal knowledge about the execution and registration of the Will by the testatrix, after four or five days of the execution of Ex.A-1 Will, Anasuyamma handed over the said Will to him.

5. The 1st attestor to Ex.A-1 Wil and the 1st identifying witness to Ex.A-1 Will as D.W.5 deposed in his evidence that the plaintiff took him to the Registrar Office and obtained his signature in Ex.A-1 in the Registrar Office and the contents of Ex.A-1 was not read over VGKR, J.

AS_299_2006 at the time of his signing in it and also he did not ask to read over the contents of Ex.A-1.

6. Another important suspicious circumstance to doubt Ex.A-1 Will is that the testatrix is examined as D.W.1 in another suit proceedings in O.S.No.54 of 1993, in the year 1995, wherein, she did not stated about the execution of Ex.A-1 Will in the year 1990, in favour of the plaintiff herein and the testatrix, the plaintiff and the wife of the plaintiff are the parties to the said suit in O.S.No.54 of 1993. The aforesaid major discrepancies in the evidence of the attestors to Ex.A-1 and also other suspicious circumstances as narrated supra cannot be simply thrown out and Ex.A-1 Will is surrounded by several suspicious circumstances. It is the duty of the propounder of the Will to remove all legitimate suspicious circumstances before the document can be accepted. But the propounder of the Will/plaintiff failed to remove the same.

22. The material on record reveals that the date of the alleged Will is 28.03.1990, and the testatrix was examined as D.W.1 in another suit in O.S.No.54 of 1993, on 22.10.1995, subsequent to the execution of Ex.A-1 Will, wherein, the testatrix of the Will, the plaintiff and his wife are the defendant Nos.1 to 3 in the said suit and the defendant No.3 herein is the plaintiff in the said suit. In the said suit on 22.10.1995, the testatrix Anasuyamma had not deposed that she executed a Will on 28.03.1990 in favour of the plaintiff herein. As stated supra, the date of giving evidence by VGKR, J.

AS_299_2006 the testatrix is on 22.10.1995 and subsequently, she was alive and she died in the year 1998.

23. The testatrix as D.W.3 did not depose in the suit proceedings in O.S.No.54 of 1998, as narrated supra that she has already executed a registered Will under Ex.A-1 in favour of the plaintiff herein. The execution of Ex.A-1 Will dated 28.03.1990 was not spoken by testatrix on 22.10.1995, in O.S.No.54 of 1993, wherein the plaintiff and his wife are the co-defendants to Anasuyamma, which is also one of the strong suspicious circumstance to doubt Ex.A-1 Will. If the testatrix really executed Ex.A-1 Will, she would have certainly spoken about the execution of Ex.A-1 in O.S.No.54 of 1993, but, she had not stated about the execution of Ex.A-1 Will in the said evidence and there is no need for the testatrix to depose that she executed a registered General Power of Attorney in favour of the plaintiff in the year 1992, to look after the properties. The plaintiff also stated that in the year 1992, Anasuyamma executed a General Power of Attorney in his favour to look after her properties. The testatrix also stated in her evidence in the said suit proceedings in O.S.No.54 of 1993 that she has given authority to the plaintiff herein to look after her properties.

24. The General Power of Attorney ceases to exist after the death of the principal and the agent has no right over the estate of the deceased. Therefore, it is evident that the testatrix herself did not speak about the execution of Ex.A-1registered Will in her deposition in another suit in O.S.No.54 of 1993, wherein the plaintiff herein and his wife are the VGKR, J.

AS_299_2006 co-defendants to Anasuyamma in O.S.No.54 of 1993. The trial Court clubbed both A.S.No.63 of 1996 and O.S.No.03 of 1998 and a common judgment was pronounced and in the appeal proceedings the plaintiff herein is the respondent No.2, his wife is the respondent No.3 and Anasuyamma was the respondent No.1. The said appeal filed by the defendant No.3 herien is allowed by the First Appellate Court, against which no second appeal has been preferred by the plaintiff herein.

25. Learned counsel for the plaintiff placed a case law in Naresh Charan Das Gupta Vs. Paresh Charan Das Gupta1, wherein the Apex Court held as follows:

"The cumulative effect of the evidence is clearly to establish that the will represents the free volition of the testator, and that it is not the result of undue influence by the first respondent or his relations. It should be mentioned that Indira herself sought to enforce her rights under the will shortly after the death of the testator, and that the appellant also obtained payment of legacy under the will for a period of 15 months. No ground has been established for our differing from the High Court in its appreciation of the evidence, and we agree with its conclusion that the will is not open to question on the ground of undue influence".

26. Learned counsel for the plaintiff placed a case law in Alok Kumar Aich Vs. Asoke Kumar Aich 2, wherein the High Court of Calcutta held as follows:

"The mode of proving a will does not ordinarily differ from that of proving any other document except as to the special requirements of attestation prescribed in case of a will by Section 68 of the Succession Act. It is also settled law that 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 bv law is sufficient to discharge the onus. The propounder is called upon to show by satisfactory evidence that the will was signed by the testator and the testator was in sound land disposing state of mind that he understood the 1 (1954) 2 SCC 800 2 AIR 1982 CALCUTTA 599 VGKR, J.

AS_299_2006 nature and effect of the dispositions and put his signature to the document of his own will".

27. Learned counsel for the plaintiff placed a case law in H.H.Maharaja Bhanu Prakash Singh Vs. Tika Yogendra Chandra 3 , wherein the Apex Court held as follows:

"7. .....With regard to the minor discrepancies these were but natural having regard to the fact that evidence was recorded some eight years after the execution of the will. Taking into account totality of the circumstances, the conscience of the court is more than satisfied about the genuineness of the will and the due execution, attestation and proof thereof".

28. Learned counsel for the plaintiff placed a case law in Bhagat Ram and Another Vs. Suresh and Others 4, wherein the Apex Court held as follows:

"Prima facie, the registering officer puts his signature on the document in discharging his statutory duty under Section 59 of the Registration Act, 1908 and not for the purpose of attesting it or certifying that he has received from the executants a personal acknowledgment of his signature. The Registrar of Deeds who has registered a document in discharge of his statutory duty, therefore does not become an attesting witness to the deed solely on account of his having discharged the statutory duties relating to the registration of a document. Registration of any Will, and the endorsements made by the Registrar of Deeds in discharge of his statutory duties, do not elevate him to the status of a "statutory attesting witness".

In the case at hand, as narrated supra, there are several major discrepancies in the evidence of P.W.1 To P.W.3, those were not natural. Moreover, on account of registration of Will, a presumption as to correctness or regularity of attestation cannot be drawn. The evidence of attesting witnesses in a registered Will would be liable to be appreciated and evaluated like the testimony of any other attesting witness. Moreover, the 1st attestor in Ex.A-1 is examined as D.W.5 by the defendants in the present suit 3 1989 SUPP (1) Supreme Court Cases 16 4 (2003) 12 Supreme Court Cases 35 VGKR, J.

AS_299_2006 proceedings, wherein he narrated in his evidence that the contents of Ex.A-1 were not read over at the time of he signing in it and he also not asked to read over the contents of Ex.A-1 and the plaintiff took him to the Registrar Office and obtained his signature in Ex.A-1 in the Registrar Office. Therefore, the facts and circumstances in the aforesaid case laws are not applicable to the present case.

29. Learned counsel for the plaintiff placed a case law in Pentakota Satyanarayana and Others Vs. Pentakota Seetharatnam and Others 5 , wherein the Apex Court held as follows:

"The circumstances of depriving the natural heirs should not raise any suspicion because the whole idea behind the execution of the will is to be interfered in the normal line of succession and so natural heirs would be debarred in every case of the Will. It may be that in some cases they are fully debarred and some cases partly. This is the view taken by this Court in Uma Devi Nambiar and Others vs. T.C.Sidhan (Dead) (2004) 2 SCC 321".

30. Learned counsel for the plaintiff placed a case law in Gunjari Das Vs. Subal Chandra Das and others6.

Learned counsel for the plaintiff placed another case law in Leela Rajagopal and others Vs. Kamala Menon Cocharan and others7.

Learned counsel for the plaintiff placed a case law in Dhanpat Vs. Sheo Ram (Deceased) Through Legal Representatives and others8. 5 (2005) 8 Supreme Court Cases 67 6 2009 SCC Online Cal 1289 7 (2014) 15 SCC 570 8 (2020) 16 Supreme Court Cases 209 VGKR, J.

AS_299_2006 Learned counsel for the plaintiff placed a case law in V.Prabhakara Vs. Basavaraj K. (Dead) By Legal Representatives and Another9.

In the case at hand, as narrated supra, there are several major discrepancies in the evidence of P.W.1 to P.W.3 about Ex.A-1 alleged Will, those discrepancies cannot be simply ruled out. Even as per the own evidence of the plaintiff, he is the son of the junior paternal aunt of the testatrix, therefore, he does not come under the purview of natural heir under the Succession Act, moreover, the defendant Nos.1 and 2 comes under the purview of Class-II heirs under the Succession Act. It is relevant to mention that the testatrix died issueless without Class-I heirs and her husband predeceased her.

31. In a case of Gurdial Singh (Dead) through Lr. Vs. Jagir Kaur (Dead) and Another10, wherein the Apex Court has laid down certain parameters to ascertain suspicious circumstances vitiating a Will, those are as follows:

"14. .........
"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."

The Court quoted the Privy Council's elucidation in Hames v. Hinkson, of suspicious circumstances as follows:

"17...............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." 9

(2022) 1 Supreme Court Cases 115 10 (1954) 2 SCC 800 VGKR, J.

AS_299_2006 It was again reiterated in PPK Gopalan Nambier vs. PPK Balakrishnan Nambiar & Ors., that suspected features should not be mere fantasies of a doubting mind.

"5...............It is trite that it is the duty of the propounder of the will to prove the will and to remove all the suspected features. But there must be real, germane and valid suspicious features and not fantasy of the doubting mind."

32. In a case of Shivakumar and Others vs. Sharanabasappa and Others11, wherein the Full Bench of the Apex Court held as follows:

"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".
"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 the aforesaid case law, the Full Bench of the Apex Court has laid down certain principles governing the adjudicatory process concerning proof of a Will, those are as follows:

"12. ......the relevant principles governing the adjudicatory process concerning proof of a Will could be broadly summarised as follows:
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 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 11 (2021) 11 Supreme Court Cases 277 VGKR, J.

AS_299_2006 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 above-noted 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 circumstance 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? 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."

In the case at hand, the date of alleged Ex.A-1 registered Will is 28.03.1990, and the testatrix has given evidence in another suit in O.S.No.54 of 1993, she herself as a party to the said suit was examined as a witness on 22.10.1995, wherein, the plaintiff herein and his wife are the co-defendants to VGKR, J.

AS_299_2006 Anasuyamma in the said suit. But, she did not stated about the execution of Ex.A-1 Will in favour of the plaintiff herein in the said suit proceedings and she herself did not speak about the execution of Ex.A-1. The testatrix as D.W.1 deposed on 22.10.1995 in O.S.No.54 of 1993 (Ex.A-17) that she went to the Registrar Office at one time for the purpose of executing the power of attorney in favour of the defendant No.2 in the suit i.e. the plaintiff in the present suit. The plaintiff also admits that after execution of Ex.A-1 Will, Anasuyamma executed a power of attorney in his favour. When she herself was examined as witness as D.W.1 on 22.10.1995 in O.S.No.54 of 1993, had she really executed such a Will dated 28.03.1990, there is no need to depose that she went to the Registrar Office at one time only for execution of power of attorney in favour of the plaintiff herein. It is also one of the strong suspicious circumstances to doubt Ex.A-1 Will. It is not at all the case of the plaintiff that subsequent to giving evidence by the testatrix, she executed Ex.A-1 Will. Moreover, she narrated in her evidence about the execution General Power of Attorney in favour of the plaintiff in the year 1992. Therefore, nothing prevented her to depose about the execution of Ex.A-1 Will in the year 1990 in the said suit proceedings, who had given the evidence on 22.10.1995, before the Court in O.S.No.54 of 1993.

33. For the aforesaid reasons, I am of the considered view that there are several suspicious circumstances surrounding the execution of Ex.A-1 and those suspicious circumstances are not removed by the propounder of the Will. As narrated supra, it is the duty of the propounder/plaintiff to remove all VGKR, J.

AS_299_2006 the legitimate suspicious circumstances before Ex.A-1 can be accepted, but, the propounder failed to discharge his duty and also failed to remove all the aforesaid suspicious circumstances. Therefore, this Court is of the considered view that Ex.A-1 Will is not proved in accordance with law.

Accordingly, the point No.1 is answered.

34. Point No.2:-

Whether Ex.B-4 Will dated 10.08.1997, is proved in accordance with law?
The defendant Nos.1 and 2 are relying on Ex.B-4 Will dated 10.08.1997, said to have been executed by the testatrix in favour of the plaintiff. The defendant No.2 is examined as D.W.1 and the defendant No.1 is examined as D.W.2 in the present case and both D.W.1 and D.W.2 are the propounders of Ex.B-4 Will dated 10.08.1997, which is a unregistered Will.

Both the propounders of Will i.e. the defendant Nos.1 and 2 narrated their presence at Guntur on the date of alleged Ex.B-4 Will on 10.08.1997. They have stated in their evidence in chief-examination itself that they are aware of Ex.B-4 Will and both of them were present at the time of Ex.B-4. They have not at all suppressed the said fact in their evidence. They deposed that Anasuyamma informed them that she intends to execute a Will and asked them to come over to Guntur, and at the house of D.Venkateswara Rao, Ex.B- 4 unregistered Will is executed.

VGKR, J.

AS_299_2006

35. The Ex.B-4 Will is seriously denied by the plaintiff herein. It is the contention of the plaintiff herein that the said Will is a fabricated document, which is a unregistered Will. Therefore, the burden casts upon the propounders of the Will/defendant Nos.1 and 2 to prove Ex.B-4 Will in accordance with law. To substantiate the case of the defendant Nos.1 and 2 all the three attestors were examined as D.W.3 to D.W.5. D.W.3 to D.W.5 deposed in their evidence about the execution of Ex.B-4 Will on 10.08.1997, in their presence and in their presence itself the testatrix has given instructions to the scribe to prepare the said Ex.B-4, and the contents of Ex.B-4 were read over to the testatrix and the testatrix admitted the said contents. They have stated that in their presence the testatrix signed on Ex.B-4 Will. In cross- examination the evidence of D.W.3 to D.W.5, is not at all shattered on the material aspects of the case. D.W.5, who is a crucial witness, he narrated in his evidence itself in chief examination that the plaintiff took him to the Registrar Office and obtained a signature in Ex.A-1 (Will relied by the plaintiff) and the contents of Ex.A-1 were not read over at the time of his signing in it and he did not ask to read over the contents of Ex.A-1. Though he was cross examined by the learned counsel for the plaintiff, and his evidence in cross examination is not shattered on the material aspects of the case. it is not the case of the plaintiff that he is having enmity with the attestors D.W.3 to D.W.5 and that they deposed falsehood against him. It is not the specific case of the plaintiff that Anasuyamma was having disputes with the propounders of Ex.B-4 Will/defendant Nos.1 and 2. In his evidence in cross-examination, the VGKR, J.

AS_299_2006 plaintiff admits that he does not know whether there are any differences of opinion between Anasuyamma and the defendant Nos.1 and 2.

36. Learned counsel for the plaintiff contended that in the earlier suit proceedings in O.S.No.54 of 1993, the testatrix deposed in her evidence on 22.10.1995 that she used to stay along with G.Subba Rao and his wife i.e. the plaintiff herein and his wife and they used to look after her welfare and her needs, therefore, execution of Ex.B-4 Will on 10.08.1997 is highly doubtful. There was a gap of about three (03) years in between giving of evidence by the testatrix in O.S.No.54 of 1993 and the death of the testatrix. In Ex.B-4 Will, the testatrix narrated that after obtaining her signatures on the papers fraudulently by the plaintiff herein, he created a registered Will and subsequently, the plaintiff herein and his wife are not attending her welfare and also not looking after her needs. In the case at hand, the defendants have not approached the Civil Court for seeking relief of declaration of title. Admittedly, the defendant Nos.1 and 2 are the Class-II heirs and the testatrix died issueless without having Class-I heirs and her husband predeceased her and the plaintiff herein does not come under the purview of the natural succession under the Succession Act. The plaintiff asserted in his evidence that he is the son of the junior paternal aunt of Anasuyamma. Moreover, the participation of the propounder of the Will in the execution of Ex.B-4 Will is not suppressed by the propounders/defendant Nos.1 and 2 in their evidence. The trial Court disallowed Ex.B-4 Will on the main ground that the spacing in VGKR, J.

AS_299_2006 between the lines in the said Will is not uniform. Therefore, the said finding of the trial Court is nothing but an erroneous finding.

37. The trial Court while deciding Ex.B-4 Will not even discussed about the evidence of the attestors of Ex.B-4 Will/ D.W.3 to D.W.5 in a proper manner. The trial Court mainly came to a wrong conclusion and disbelieved Ex.B-4 Will on the ground that the spacing in between the lines in the said Will is not uniform. Therefore, the finding of the trial Court is nothing but an erroneous finding. Here the plaintiff relied on Ex.A-1 Will dated 28.03.1990 and the defendant Nos.1 and 2 relied on Ex.B-4 Will dated 10.08.1997, and the testatrix died on 24.09.1997. It is not the case of the plaintiff that the testatrix was bed ridden at the time of death and even as per the evidence of the plaintiff, the testatrix was not bed ridden prior to her death. Ex.B-4 is the last testament of the testatrix. Moreover, after execution of Ex.B-4 Will, the testatrix was alive for a period of more than one (01) month and the plaintiff herein is not the natural heir under the Succession Act and the defendant Nos.1 and 2 are the Class-II heirs under the Succession Act.

38. The law is well settled that "a Will need not be registered, mere registration of the Will not by itself is sufficient to remove the suspicion. Even though the alleged Will is a registered Will, no importance will be given to the registered Will and it cannot be treated as genuine Will unless it is proved in accordance with law". As notice supra, there are several suspicious circumstances surrounding Ex.A-1 Will and the same are not removed by the VGKR, J.

AS_299_2006 propounder of the Will/ plaintiff. Moreover, the defendant Nos.1 and 2 proved Ex.B-4 Will, which is the last testament of the testatrix in accordance with law.

Accordingly, the point No.2 is answered.

39. Point Nos.3 and 4:-

Whether the plaintiff in O.S.No.03 of 1998, on the file of III Additional District Judge, Guntur, is entitled to the relief of declaration of title and recovery of possession over the plaint schedule property?
Whether the trial Court is justified in partly decreeing the suit in O.S.No.03 of 1998?
The plaintiff in the suit is seeking relief of declaration of title and claiming possession over the plaint schedule property. The case of the plaintiff is that on 13.01.1998, the defendant Nos.1 and 2 illegally occupied the plaint schedule property by trespassing into Item No.1 of the schedule house, wherein the plaintiff has been residing with his wife and also trespassed into the other properties that are agricultural lands. It is the case of the defendant Nos.1 and 2 that they came into possession of the plaint schedule property subsequent to the death of the testatrix by virtue of Ex.B-4 Will and they are the Class-II heirs under the Succession Act, and Ginjupalli Anasuyamma died without Class-I heirs and her husband predeceased her. In the present case, the title of the plaintiff is based on Ex.A-1 alleged registered Will dated 10.05.1990, as stated supra, the plaintiff failed to prove Ex.A-1 Will dated 28.03.1990, in accordance with law. Moreover, the plaintiff does not come VGKR, J.

AS_299_2006 under the purview of natural succession and the defendant Nos.1 and 2 are the Class-II heirs of Anasuyamma. Anasuyamma died issueless without having Class-I heirs and her husband predeceased her. Moreover, the title of the defendant Nos.1 and 2 is based on Ex.B-4 Will dated 10.08.1997, which is the last testament of the testatrix. Ex.B-4 Will is proved by the propounders of Ex.B-4 Will in accordance with law. Since the plaintiff failed to prove the Ex.A- 1 Will in accordance with law, he is not entitle to the relief of declaration of title and recovery of possession in the plaint schedule property as ordered by the trial Court in its judgment.

40. In view of my aforesaid findings, I am of the considered view that the learned trial Judge failed to appreciate the evidence on record in a proper manner and decreed the suit in O.S.No.03 of 1998 partly. Therefore, the said decree and judgment dated 27.03.2006 passed by the trial Court in O.S.No.03 of 1998 is liable to be set aside.

41. In the result, the appeal is allowed. Consequently the suit in O.S.No.03 of 1998, on the file of the learned III Additional District Judge, Guntur, is dismissed.

Pending applications, if any, shall stand closed. Each party do bear their own costs in the appeal.

__________________________ V. GOPALA KRISHNA RAO, J.

Date: 10.03.2026 SRT