Jharkhand High Court
Dinanath Sharma vs Premia Devi And Ors. on 29 September, 2003
Equivalent citations: [2004(1)JCR190(JHR)], 2004 AIR - JHAR. H. C. R. 2198, 2004 A I H C 3965, (2004) 15 ALLINDCAS 478 (JHA), (2004) 1 JLJR 179, (2004) 1 JCR 190 (JHA), (2005) 1 HINDULR 50
Author: Amareshwar Sahay
Bench: Amareshwar Sahay
ORDER
1. Jagnandan Sharma was employee of Angar- Pathra Colliery, under M/s. Bharat Coking Coal Limited was working as night guard. He died in harness on 11.1.1988. Premia Devi, her two sons and two daughters filed Succession Certificate Case No. 79 of 1988, under the Indian Succession Act, 1925 for grant of succession certificate in respect of his death- cum- retiral benefits.
2. It was objected to by Dinanath Sharma a nephew of the deceased. By impugned judgment/order dated 10.5.1991 succession certificate was granted to them and the mother, Premia Devi, on behalf of her two sons and two daughters, was permitted to withdraw and realise the amounts detailed in the Schedule appended at the foot of the petition, outstanding in the name of the deceased, Jagnandan Sharma.
3. According to Premia Devi, she was married with late Jagnandan Sharma some time in the year 1964 and out of their wedlock the aforesaid two sons and two daughters were born.
4. During his service period in the year 1987, Jagnandan Sharma had nominated/mentioned Premia Devi as his wife and had also given the names of his two sons and a daughter in the prescribed from. In his family health card too the names of his wife Premia Devi and two sons Gopal and Nepal stood mentioned. In the character certificate of Gopal Sharma issued by the Head Master, Middle School, his father's name was shown as Jagnandan Sharma.
5. On the other hand, the objector claimed that late Jagnandan Sharma was married with one Fulmati Devi, who died sometime in the year 1974 and thereafter he did not marry again.
6. It was claimed that on 26.12.1981 the deceased had executed a deed of gift in favour of the two minor sons of the objector, Dinanath Sharma in respect of 2.78 acres lands in village Mirjapur, District Gaya, wherein he had admitted to be issueless.
7. The objector's further case was that in the year 1959, Jagnandan Sharma in a declaration in connection with the Coal Mines Provident Fund had mentioned the name of one Fulmati Devi as his wife, who died some time in the year 1974. Thereafter he never married Premia Devi as his second wife and her two sons and two daughters were not born from Jagnandan Sharma.
8. It is not in dispute that Fulmati Devi was the first wife of Jagnandan Sharma, but she died issueless. The objector has failed to produce any evidence regarding the exact date of death of Fulmati and so it cannot be said that he had married Premia Devi during the life time of his first wife.
9. On the other hand, in absence of any evidence brought on record to the contrary, from the oral evidence of the AWs 1, 2, 3, and 4, it was established that Jagnandan Sharma was married with Premia Devi some time in the year 1964.
10. In the aforesaid circumstances, we find no reason to interfere with the order dated 10.5.1991 granting succession certificate in favour of the respondent as well as the order dated 17.12.1997, passed by the learned Single Judge in M.A. No. 348 of 1991 (R). There is no merit in this appeal. It is dismissed but without costs.