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 26, Cited by 0]

Calcutta High Court (Appellete Side)

Ramendra Sundar Mandal vs Smt. Chandralekha Roy on 29 September, 2022

Author: Soumen Sen

Bench: Soumen Sen

                         IN THE HIGH COURT AT CALCUTTA
                          CIVIL APPELLATE JURISDICTION
                                 APPELLATE SIDE



     BEFORE:
     The Hon'ble Justice Soumen Sen
     And
     The Hon'ble Justice Uday Kumar


                                F.A. No.95 of 2022

                             Ramendra Sundar Mandal
                                        Vs.
                              Smt. Chandralekha Roy
                           (Bharati Basu since deceased)

     For the Appellant                :Mr. Arijit Sarkar, Adv.,
                                       Mr. Intikhab Alam Mina, Adv.,

     For the Respondent               :Mr.   Surajit Nath Mitra, Sr. Adv.,
                                       Mr.   Debasish Roy, Adv.,
                                       Mr.   Asit Baran Ghosh, Adv.,
                                       Mr.   Piyush Chaturvedi, Adv.,
                                       Mr.   Chittapriya Ghosh, Adv.,
                                       Mr.   Somesh Ghosh, Adv.,
                                       Mr.   Komal Singh, Adv.

     Hearing Concluded On             : 8th September, 2022

     Judgment On                      : 29th September, 2022

     Soumen Sen, J.: The appeal is directed against the judgment passed

by the learned Additional District Judge, 5th Court, Burdwan, in connection

with an application for grant of probate of the Will claimed to be the last Will

and testament of one Prabal Ranjan Kar since deceased.


     The probate was contested by the elder sister of the testator. The

learned Trial Judge refused to grant probate inter alia, on the ground that

the propounder has failed to prove that the testator executed the alleged Will
                                          2


on his own accord and volition and he was physically and mentally capable

of executing such Will at the material point of time.


    In short, failure to remove suspicious circumstances surrounding the

execution of the Will, has persuaded the learned Trial Judge in refusing to

grant probate.


    Here is an unprivileged Will of one Prabal Ranjan Kar who it is said to

have drafted a Will in his own handwriting and carried it to one

Shyamalendu Goswami a typist in court premises of Burdwan District Court

to type out the said Will presumably on 6th February, 2009 near about 4

months before his death. He died at the age of 68. He was admitted to a

nursing home in and around June 13, 2009 before he expired for having his

old ailment of diabetes, high blood pressure and hypertension. He died on

the following day i.e., June 14, 2009. He at the relevant time was also

suffering from heart related ailments.


    The executor is the sole beneficiary under the Will.


    The beneficiary happens to be the advocate of the testator.


    Under the Will, the testator alleged to have bequeathed all his movable

and immovable properties including dwelling house at 54/1 Kachhari Road,

P.S.-Burdwan in favour of the executor.


    The stated consideration for such bequeath appears to be the unstinted

care, support and devotion of the executor to the testator during his life

time. The testator presumed to have satisfied about the integrity of the

executor acknowledged the service rendered by the executor in various
                                        3


matters free of any charge or remuneration. The executor was alleged to be

faithful and trustworthy. It was also further stated that before drafting the

Will the testator had expressed his willingness to appoint the petitioner or

his wife as executor and on their expressed consent he appointed them as

executors of the said Will and bequeathed the entire property to the

executor. The petitioner says that at the time of the execution of the said

Will testator was physically fit and mentally alert and he was capable of

executing the said Will. It is stated that the Will was executed by the testator

on his own accord and volition.


     The testator was a bachelor person. He was survived by his only legal

heir namely Bharati Basu, his elder sister. She was alive at the relevant

time. She contested the probate proceeding.


     After citation of notice of the Will Bharati Basu entered appearance and

filed her objection.


     In her objection Bharati has categorically stated that she maintained a

cordial relationship with the testator and she used to attend all his needs

and even purchased medicine for him. Her brother was suffering from High

Blood Pressure and High Blood Sugar for a prolonged period of time. She

denied execution of the Will and specifically contended that her brother

having regard to his physical condition and eye problem could not have

executed the said Will. She had further stated that her brother never used to

follow the advice of the doctors although he was himself a homeopath doctor

and because of such casual and irresponsible behaviour he lost his eye

sight. In fact in October, 2008 she brought him to one eye surgeon namely
                                       4


Bikash Basu who upon examination had observed that the testator had lost

his eye sight due to detachment of Retina and as a result of which the

testator had no ability to read and write by himself. Since he himself was a

Homeopathic Physician he used to prescribe medicines to his patients which

were reduced to writing by his compounder and having regard to the

aforesaid fact it is completely unbelievable that he had drafted a Will in his

own hand on 6th February, 2009 and thereafter went to the Burdwan Court

to have it typed by a typist and then he executed a Will. She has specifically

alleged that the executor beneficiary was the advocate appointed by their

mother in an eviction suit during her lifetime and the said advocate taking

advantage of the impaired eye sight and failing health of the testator

fraudulently used some of the blank demi papers signed by the testator for

the aforesaid purpose. One of demi papers signed in blank by the testator

meant for court cases was used for manufacturing this alleged Will and the

outcome of such unfaithful conduct is the present Will.


    On the basis of the pleadings and the documents four issues were

framed by the learned Trial Court.


    During the trial the petitioner produced four witnesses to prove the due

execution and attestation of the Will. On the other hand two witnesses were

examined on behalf of the objector. Significantly, the objector produced the

death certificate and the certified copy of the objection dated 12th May, 2009

filed in Title Suit No.203 of 2004 and marked as Exbt. A and B.
                                       5


    The case of the appellant stands or falls on the appellant being able to

satisfy the conscience of the court with regard to due execution of the Will

upon removing all the suspicious circumstances surrounding it.


    Before we go into details it is important that we give our observation on

the original Will produced before us from the safe custody of the court. It

consists of two pages. Both the pages were typed on a demi paper. Draft

handwritten Will was not disclosed. We are not aware of the existence of any

holograph Will or a handwritten draft Will typed later. The signature of the

testator appearing at the right hand corner on both the pages and marked

as Exbt.2/3 and 2/4 respectively are shaky, infirm and does not correspond

to a signature appearing on the left hand side immediately below the type

written words in Bengali. The English translation would read:


    "I am the author of the Will and have the draft copy of the Will typed".


    This signature was marked as Exbt. 2/5. The said signature

significantly differs from the other two signatures appearing on the right

hand corners of the first and second page of the said document. The

signature that we have immediately referred to being Exbt.2/5 could not

have signed on the same date. The said signature being Exbt.2/5 if at all we

are convinced to accept it to be the signature of the testator clearly shows

that the eye sight of the testator was seriously impaired. Apart from the said

signature being Exbt. 2/5 being more quivering, trembling, infirm and

shaky in comparison to Exbt. 2/3 and Exbt. 2/4 it is like scribblings

irregular and follows a completely different pattern in relation to the other

two signatures.
                                        6


      For convenience the scanned copy of the three signatures are

reproduced below:




     All the aforesaid signatures demonstrate a debilitated mind and body.

Proof of the signature of the testator in a Will is an important matter which

requires to be proved. Even if it is proved by the attesting witnesses that

they have seen the testator executing the Will in their presence and they

have also put their signatures in the presence of each other and testator still

then it is to be proved that the testator had really subscribed to the terms of

the Will.


     The propounder of the Will has not only to prove the Will in accordance

with Section 63(c) of the Indian Succession Act read with Section 68 of the
                                        7


Evidence Act, 1925, but he is also required to adduce evidence to all the

suspicious circumstances in order to remove all possible doubts that are

likely to linger in the mind of the court and continue to prick its conscience.

Even if the executor is not expected to prove the Will with mathematical

accuracy but all reasonable doubts are to be cleared.


     Ramendra Sundar Sarkar (in short, 'Ramendra') is the beneficiary

under the Will. In the Will it is stated that he used to look after the testator

and render service without any remuneration. He used to appear and/or

represent the testator in Court cases without fees. He used to attend to the

medical needs of the Testator.


     Ramendra was PW1. He acknowledged a relationship of advocate and

client between the testator and him. He was representing the testator in

Title Suit No.203 of 2004. The said suit was pending before the Civil Judge

Junior Division 4th Court, Burdwan.


     The suit was for eviction filed by one Anita Kar mother of the alleged

testator. After death of Anita the testator and his sister Bharati substituted

themselves as plaintiffs as legal heirs of Smt. Kar. He could not recollect

when he submitted the Vokalatnama on behalf of alleged testator. The suit

was not filed through him and no notice was served upon the tenants

through him. The testator according to the executor approached him almost

5 and 6 years back for filing the substitution application on this behalf.

Ramendra could not recollect the name of doctors who used to treat the

testator. He could not produce any document to substantiate that he made

arrangement for any medical treatment or purchase medicines for the
                                       8


testator. He could not even recollect the medicines that the testator used to

take or any kind of medical investigation that the testator had done from

any diagnostic centre.


     He has stated that the Will is the outcome of the desire of the testator.

However, he admitted that he did not see any draft from which the draft

copy of the Will or when such Will was drafted or typed. He stated that while

taking any step in any court matter signature of the client is generally

obtained on the right hand side top corner of the petition and thereafter the

advocate used to put his signature. He did not advise the testator to register

the Will.


     The interesting part of the evidence was his explanation to the word 'by'

appearing at the right hand side top portion of the 1st page of the alleged

Will. It would be useful to reproduce the observation of the learned Trial

Judge in this regard:


     "The Will in original was placed before the petitioner/deponent and one

     question was put as to whether the signature of Prabal Ranjan Kar the

     word "by" has been written on the right hand side top corner of the first

     page of the Will or not? The witness after looking into the said page

     carefully expressed his inability to understand as to whether the world

     'by' has been written or not.


     Not a fact that signature appearing in the left hand side bottom of page

     no.2 of the Will and on the right hand side top of the same page are

     totally different.
                                        9


       Not a fact that since some demi paper duly signed by my client Prabal

       Ranjan Kar was lying with me I myself have used the said signed demi

       paper and used the same as Will."


       Ramendra stated that the testator was of sound mind at the time of

execution of the Will. He however, could not recollect the date, month or

year when alleged testator handed over the keys of the house to him.

However, he has stated that the keys of the house was handed over to him

at Burdwan Nursing Home at the time of his admission. He further stated

that at the time of alleged handing over of the keys neither the doctor nor

any nurse or anyone else was present. It is also significant to mention that

in his chief Ramendra has stated that on 6th February, 2009 the testator

decided to draft a Will and thereafter to get it transcribed and attested by

witnesses. This is stated in paragraph 10 of the affidavit in chief and

affirmed as true to his knowledge. The word 'by' was written in a different

ink.


       The executor alleged that Bharati Basu never used to look after the

testator and she did not keep any relationship with the testator. The

petitioner was the only companion. The keys of the dwelling house was

handed over to him before the death of the executor and after the death of

the testator the executor kept the dwelling house under lock and key.

However, on 2nd August, 2009 Bharati Basu forcibly obtained possession of

the house after breaking open the padlock for which the petitioner has

lodged one G.D Entry at Burdwan P.S.
                                       10


    Bharati Basu the elder sister in her evidence has stated that her

brother was a chronic diabetic patient and was careless in taking medicine

and follow up regular medical check up. She produced the death certificate

of the testator and the certified copy of the petition filed by the testator in

Title Suit No.203 of 2004. She also tendered some medical prescriptions in

respect of the treatment of the testator that were marked X for identification

collectively. She has categorically stated that she used to attend to the need

of her brother and she had paid all the medical bills of the hospital.

According to Bharati the testator became seriously ill for about a month

before his death and during the period Bharati used to visit him and would

follow up treatment through the doctor attached to the testator namely Abu

Taleb and compounder Sudarsan Das.


    In her examination in chief, she has stated that she took her brother to

two specialists, namely, Dr. Bikash Basu and Dr. Kusal Chowdhuri in

October, 2008 and her brother stayed with her for almost a month

thereafter. Dr. Basu advised him to control blood sugar and blood pressure

and due to high blood sugar and high blood pressure he has suffered

detachment of retina and could be blind for ever if he is not careful in

future.   In view of the poor eye sight his brother was assisted by the

compounder and one junior doctor Abu Taleb. In or about December, 2008

his brother became seriously ill and on the advice of Dr. Amitava Mukherjee

he was admitted to "Diplomat nursing home on December, 5, 2008 and he

was in the ICU till 10th December, 2008, until he was shifted to a private

cabin on 12th December, 2008, after he was released he was unwell and
                                        11


could not lead a normal life. Since October, 2008 he almost lost his eye sight

and was unable to write or read and was totally dependent upon his

compounder and the junior doctor.


     Ramendra taking advantage of the testator being his client procured

signature of demi paper and thereafter converted it into the alleged Will. Mr.

Basu was supported by the evidence of Md. Abu Taleb. He was a homeopath

R.M.P.O and used to attend the chamber of the testator since 1993. He

confirmed the Sudarsan was the compounder.


     Abu in his chief has stated that previously the testator himself used to

maintain patient's diary and used to write prescription by himself.

Subsequently, since October, 2008 he almost lost his eye sight. He went to

Calcutta in October, 2008 and returned after one month. At that time he

lost his eye sight completely. It was at the instruction of the testator he used

to write down case history of the patient in the diary and also medicine

prescribed. He confirmed that the testator was incapacitated to read or write

since November, 2008 till his death. Abu and Sudarsan got the testator

admitted in the Nursing Home. He was also extensibly cross-examined.

During this cross-examination he has stated that in the year 2008 when the

testator became seriously ill he was initially taken to one Dr. Kajal

Mukherjee and on his advice to Diplomat Nursing Home having ICU facility.

The chamber of Dr. Kajal Mukherjee and Diplomat Nursing Home are

located at Khasbagan, Burdwan.


     Abu in his cross-examination has stated that signatures appearing on

the right hand corner of page 1 and 2 are appearing to be the signature of
                                        12


the testator but the signature appearing on the bottom portion of the 2nd

page is doubtful as to whether the same is by the testator concerned or not.


      On the basis of the oral and documentary evidence the learned Trial

Judge dismissed the probate suit on the ground that the executor has failed

to proof that the alleged testator executed the alleged Will on his own accord

and volition and he was physically and mentally fit to keep of executing the

Will at the material point of time. In short the probate case was dismissed as

the   executor   was   unable   to   remove    the   suspicious   circumstances

surrounding the execution of the Will.


      Moloy Ghosh is one of the attesting witnesses of the alleged Will. He

was a resident of Town Hall in Burdwan and has not known to the testator.

According to his evidence the testator approached him to act as an attesting

witness of the Will. The testator alleged to have met him on the road. Moloy

was unable to say the date when the testator approached him. He claimed

to be an witness to the signature of the testator. He also claimed himself to

be an attesting witness.   However, in his cross examination he could not

recollect the place where the Will was prepared or who has typed the Will.

He also admitted that he did not know the other witnesses. However, it is

established during cross examination that Ramendra represented him in a

criminal case and that is how he came to know of Ramendra. During his

cross examination he has stated that he had visited the chamber of the

testator for medical treatment but he could not recollect on which date he

visited the chamber of the testator.          He also could not produce any

prescription showing that he had ever consulted the testator during his
                                       13


alleged visit.   He could not recollect the date on which the testator

approached him. He could not say where the Will was "scribed". He had

not seen any handmade Will or draft will. He was not present when the Will

was scribed. He also could not say who had typed the Will.


     Sisir Koley, who claimed to be the other attesting witness by profession,

was a middleman working in the motor vehicle department. He admitted

that he has no relationship with the testator and had no idea about the

properties of the testator. He had not seen the testator to produce any draft

Will for typing nor had he seen any draft Will. He also could not recollect

when the testator approached him to be an attesting witness. He further

admitted that when he signed Moloy was not present and he himself did not

see the testator putting his signature in the Will. He has stated that during

his cross examination he did not see the testator "to scribe any Will". He

has also not seen any draft Will. He also could not say where the Will was

typed.


     Shyamalendu Goswami, P.W.4 was typist by profession.         He used to

work in the court premises of Burdwan District Court. He has stated that

there is no endorsement to the effect that the Will was typed as per the

instruction of the testator.   He had no personal relationship with the

testator. He came to know only when the testator approached him at the

court premises for transcribing the draft Will. He did not see the testator

writing any document in his presence.       However, he admitted that the

executor is known to him.
                                        14


     The learned Counsel for the appellant has strenuously argued that the

onus of fraud, undue influence or that the signatures appearing in the

alleged Will are not that of the testator lies on the caveatrix. In this regard,

he has relied upon the decision of the Hon'ble Supreme Court in Surendra

Pal & Ors., reported in AIR 1974 SC 1999: 1974 (2) SCC 600.                It is

further submitted that the presumption contemplated under Section 111 are

only profession inferences.


     The learned Counsel has further argued that the presumption that

Ramendra as advocate of the testator is in a position to dominate the will of

the testator and the Will was executed under undue influence are for the

caveatrix to prove. The caveatrix could not establish that the Will was the

product of any undue influence or a manufactured document.


     Per contra, the learned Counsel for the caveatrix has submitted that

there are few unusual features in the Will which the appellant has failed to

explain. These unusual features are the mismatch of the signatures in the

two pages of the Will, word 'by' written in a different ink at the right corner

below the signature of the appellant, the two pages are of demi paper, one of

the attesting witnesses is a client of Ramendra, both the attesting witnesses

are unknown to the testator, testator with feeble eyeside and shaky hand

draft Will and the others contradiction in the evidence of the witnesses

produced by Ramendra. It is submitted that it is quite clear from the

evidence as also apparent from the signature in the alleged Will that

appellant was not physically well or was capable of singing any document.

Mr. Mitra has emphasized that the evidence of the caveatrix and Abu Taleb
                                        15


has clearly established that eye sight of the testator was severely impaired.

With such physical health and poor eye sight it is unbelievable that the

testator would travel from his place alone to the court premises and get hold

of a scribe to type of draft Will alleged to be in the handwriting of the

testator and thereafter would find a willing person to attest the Will.


     Mr. Mitra has accordingly submitted that the learned Trial Judge was

justified in rejecting the probate case.


      A Will is a commitment, desire, inclination and intention to bequeath

and dispose of properties in the future, in favour of the beneficiary.


      Dispositions of like nature at times raise issues like mental incapacity,

feeble mind, undue influence, coercion and fraud. The legal heirs who would

have ordinarily succeeded to the estate of the deceased but for the Will are

generally the persons aggrieved and very often the Will is challenged on the

ground of suspicious circumstances surrounding the execution of the Will.

The propounder who also becomes the beneficiary under a will taking a

prominent role in the execution of the Will, is one of the factors considered

as suspicious circumstances in deciding a contentious probate proceeding.

It is, thus, necessary to establish that the testatrix at the time of execution

of the Will was of sound disposing mind. When the Will is made, the law

requires that there should be sound disposing mind both at the time when

the instructions for the will is given and when the will is executed, but it

would appear that if the will is shown to have been drawn in accordance

with the instructions given while the testator was of sound disposing mind,

it is sufficient that, when he executes it, he appreciates that he is being
                                      16


asked to execute a will, a document drawn in pursuance of those

instructions shall remain valid. It is presumed that the testator was sane at

the time when he made his Will but if the question of his insanity or mental

incapacity is contested, the initial onus is on the propounder to prove that

the testator was of sound disposing mind and have the required mental

capacity at the time when he made his Will. While there must be a vigilant

examination of all the evidence, if the court feels that there is no doubt

substantial enough to defeat a grant of probate, then the grant must be

made. The law does not require complete proof of mental capacity and

sound disposing mind or even proof beyond reasonable doubt is not

essential (See. Wellesley v. Vere (1841)2 Court 917, Re Flynn, Flynn v

Flynn 1982(1) All ER 882 at 890. (Clancy v. Clanc (2003) EWHC 1885

(CH), and Re: Perrins v Holland (2009) EWHC 2029 (CH) (WLLR).


    The law requires that at the time of bequeath the testator has a

disposing mind so that he is able to make a disposition of his property with

understanding and reason.


      The mode and manner of execution of a Will has been lucidly

discussed in Savithri & Ors., v. Karthyayani Amma & Ors., reported in

2007(11) SCC 621 in paragraphs 19 to 20.          The said paragraphs are

reproduced below:


      "19. In Niranjan Umeshchandra Joshi v. Mrudula Jyoti Rao and Ors.,
      this Court held:

      32. Section 63 of the Indian Evidence Act lays down the mode and
      manner in which the execution of an unprivileged Will is to be proved.
                                          17


        Section 68 postulates the mode and manner in which proof of execution
        of document is required by law to be attested. It in unequivocal terms
        states that execution of Will must be proved at least by one attesting
        witness, if an attesting witness is alive subject to the process of the
        court and capable of giving evidence. A Will is to prove what is loosely
        called as primary evidence, except where proof is permitted by leading
        secondary evidence. Unlike other documents, proof of execution of any
        other document under the Act would not be sufficient as in terms of
        Section 68 of the Indian Evidence Act, execution must be proved at least
        by one of the attesting witnesses. While making attestation, there must
        be an animus attestandi, on the part of the attesting witness, meaning
        thereby, he must intend to attest and extrinsic evidence on this point is
        receivable.

        33. The burden of proof that the Will has been validly executed and is a
        genuine document is on the propounder. The propounder is also
        required to prove that the testator has signed the Will and that he had
        put his signature out of his own free will having a sound disposition of
        mind and understood the nature and effect thereof. If sufficient
        evidence in this behalf is brought on record, the onus of the propounder
        may be held to have been discharged. But, the onus would be on the
        applicant to remove the suspicion by leading sufficient and cogent
        evidence if there exists any. In the case of proof of Will, a signature of a
        testator alone would not prove the execution thereof, if his mind may
        appear to be very feeble and debilitated. However, if a defence of fraud,
        coercion or undue influence is raised, the burden would be on the
        caveator. See Madhukar D. Shende v. Tarabai Shedage and Sridevi and
        Ors. v. Jayaraja Shetty and Ors. Subject to above, proof of a Will does
        not ordinarily differ from that of proving any other document.

        20. Therein, this Court also took into consideration the decision of this
Court    in   H.      Venkatachala   Iyengar   (supra),   wherein   the   following
circumstances were held to be relevant for determination of the existence of
the suspicious circumstances:
                                        18


      34. ........ (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 of
      Will which confers on him substantial benefit.(emphasis supplied)

      It is trite law that the burden of proof is on the propounder to prove

that the Will has been voluntarily executed, that the testator has signed the

Will and put his signature on his own free will having sound disposition of

mind, understanding the nature and effect thereof and that the Will is a

genuine document. The onus of the propounder may be discharged if he

succeeds in bringing on record sufficient cogent evidence in this regard and

removing all suspicions. However, the burden of proof shifts to the caveator

if a defence of undue influence, fraud or coercion is raised.


      As held in Barry v. Butlin reported in (1838) 2 Moo PC. 480, the law

is well settled that the onus probandi lies on the person who propounds the

Will, and this onus is in general discharged by proof of capacity, and the fact

of execution, from which the knowledge and the assent to its contents by the

testator will be assumed. But where a Will is prepared and executed under

circumstances which excite the suspicion of the Court it is for those who

propound the Will to remove such suspicion, and to prove affirmatively that

the testator knew and approved of the contents of the document as opined

in Tyrrell v. Painton reported in L.R. 1894 Page 151. Where once it has

been proved that a Will has been executed with due solemnities by a person

of competent understanding and apparently a free agent, that is, when the
                                       19


propounder of the Will has discharged the onus: the burden of proving that

it was executed under undue influence is on the party who alleges it as

observed in Boyse v. Rossborough reported in (1857) 6 H.L.C. 2: 26 L.J.

Ch. 256. It was also held that influence in order to be undue within the

meaning of any rule of law which would make it sufficient to vitiate a Will

must be an influence exercised either by coercion or by fraud. To the same

effect is the statement in Barry (supra) which held that the undue influence

and the importunity must be of the nature of fraud or duress if they are to

defeat a Will. As observed in Craig v. Lamoureux L.R., reported in (1920)

A.C. 349 the burden of proving undue influence is not discharged by merely

establishing that a person has the power unduly to overbear the will of the

testator. It must be shown that in the particular case the power was

exercised, and that it was by means of the exercise of that power that the

Will was obtained.


      In RM. Ak. P. Kannammal Achi & Ors., v A.N. Narayanan

Chettiar reported in (1970) 1 MLJ 252 it was held that "While the burden

on the propounder of the Will is to show that the testator executed the Will in

his right mind and with disposing mental capacity, the caveator to succeed

and have the Will thrown out should establish that the Will was executed

under undue influence and the evidence in regard to this must be of the

exercise of influence either by coercion or by fraud. Mere persuasion and

importunity which do not unduly overbear the will of the testator would not be

undue influence that would vitiate the Will." (emphasis supplied)
                                       20


      It is paramount duty of the propounder to explain away the suspicious

circumstances attending the execution of the Will. This burden gets

heightened when a caveat is entered challenging the Will as forged or

vitiated by undue influence etc. These principles are elaborately stated by

the Hon'ble Supreme Court in H. Venkatachala Iyengar v. B.N.

Thimmajamma, reported in 1959 (Supp) 1 SCR 426: AIR 1959 SC 443.


      In H. Venkatachala Iyenger (supra) the Court clearly distinguished

the nature of proof required for a Will as opposed to any other document

reads as under:-


      "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 s. 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 ss. 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
                                          21


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." (emphasis supplied)

      The Privy Council in discussing the onus to prove the Will by the
propounder in Gomtibai v. Kanchhedilal & Ors., reported in AIR 1949
PC 272 has stated:

         "The onus probandi to establish a Will lies on the person who
          propounds it. This onus is in general discharged by proof of capacity,
          and the fact of execution, from which the knowledge and the assent
          to its contents by the testator will be assumed. But where a Will is
          prepared and executed under circumstances which excite the
          suspicion of the court, it is for those who propound the Will to remove
          such suspicion and to prove affirmatively that the testator knew and
          approved of the contents of the Will. Where once it is proved that a
          Will has been executed with due solemnities by a person of
          competent understanding and apparently a free agent, that is when
          the propounder of the Will has discharged the onus, the burden of
          proving that it was executed under undue influence is on the party
          who alleges it." (emphasis supplied)
                                          22


      It is well-established that in a case in which a Will is prepared under

circumstances which raise the suspicion of the court that it does not

express the mind of the testator, it is for those who propound the Will to

remove that suspicion. [See. Gorantla Thataiah v. Venkatasubbaiya,

reported in AIR 1968 SC 1332: Indu Bala Bose v. Manindra Chandra

Bose, reported in AIR 1982 SC 133.]


      A Will is one of the most solemn documents known to law. By it a

dead man entrusts to the living, the carrying out of his wishes, and as it is

impossible that he can be called either to deny his signature or to explain

the circumstances in which it was executed it is essential that trustworthy

and effective evidence   should be given to establish compliance with the

necessary forms of law [Ram Gopal Lal v. Aipna Kunwar, reported in AIR

1922 PC 366]. It seems impossible to enunciate any specific standard of

proof which will be required to establish the authenticity of a Will in any

given case. Everything depends upon the circumstances of the particular

case under consideration. (Keshev v. Vithal; AIR 1925 Nag 427, Per

Findley O.C.J).


       In S.R. Srinivasa v. S. Padmavathamma, reported in 2010(5) SCC

274 the Hon'ble Supreme Court after taking into consideration the earlier

decisions with regard to the mode, manner and the relevant legal provisions

which govern the proof of Will has summarized the law with regard to the

proof of Will in the manner following:
                                     23


"38. The aforesaid statement of law was further clarified by Chandrachud
J. in the case of Jaswant Kaur v. Amrit Kaur reported in (1977) 1 SCC
369 as follows:

1. Stated generally, 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 in such matters. As in the case of proof of other documents, so in the
case of proof of Wills, one cannot insist on proof with mathematical
certainty.

2. Since Section 63 of the Succession Act requires a Will to be attested, it
cannot be used as evidence until, as required by Section 68 of the Evidence
Act, 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.

3. Unlike other documents, the Will speaks from the death of the testator
and therefore the maker of the Will is never available for deposing as to the
circumstances in which the Will came to be executed. This aspect introduces
an element of solemnity in the decision of the question whether the
document propounded is proved to be the last Will and testament of the
testator. Normally, the onus which lies on the propounder can be taken to
be discharged on proof of the essential facts which go into the making of the
Will.

4. Cases in which the execution of the Will is surrounded by suspicious
circumstances stand on a different footing. A shaky signature, a feeble
mind, an unfair and unjust disposition of property, the propounder himself
taking a leading part in the making of the Will under which he receives a
substantial benefit and such other circumstances raise suspicion about the
execution of the Will. That suspicion cannot be removed by the mere
assertion of the propounder that the Will bears the signature of the testator
or that the testator was in a sound and disposing state of mind and
memory at the time when the Will was made, or that those like the wife and
children of the testator who would normally receive their due share in his
estate were disinherited because the testator might have had his own
reasons for excluding them. The presence of suspicious circumstances
                                            24


     makes the initial onus heavier and therefore, in cases where the
     circumstances attendant upon the execution of the Will excite the suspicion
     of the court, the propounder must remove all legitimate suspicions before the
     document can be accepted as the last Will of the testator.

     5. It is in connection with Wills, the execution of which is surrounded by
     suspicious circumstances that the test of satisfaction of the judicial
     conscience has been evolved. That test 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 called upon to decide a solemn question and
     by reason of suspicious circumstances the court has to be satisfied fully
     that the Will has been validly executed by the testator.

     6. If a caveator alleges fraud, undue influence, coercion etc. 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 raise a doubt as to whether the testator was acting of his own
     free Will. And then it is a part of the initial onus of the propounder to remove
     all reasonable doubts in the matter." (emphasis supplied)

     In Bharpur Singh & Ors., v. Shamsher Singh, reported in 2009 (3)

SCC 687 at Paragraph 16 has stated the following three aspects that must

be proved by a propounder:


     "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 testator's mind and his signature as required by law, Courts
would 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." (emphasis supplied)
                                              25


     Thereafter, in paragraph 23, the Apex Court has narrated a few

suspicious circumstances, as being illustrative but not exhaustive, in the

following manner:-


     "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." (emphasis supplied)

     In Niranjan Umeshchandra Joshi v. Mrudula Jyoti Rao & Ors.,

reported in (2006) 13 SCC 433 at paragraphs 34, 35 & 36 the Hon'ble

Supreme Court reiterated the circumstances that could be considered to be

suspicious in the following words:-


     "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 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 Courts in Venkatamuni v. C.J. Ayodhya Ram
Singh reported in (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. 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.
                                           26


     36. 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."
(emphasis supplied)

     Similarly, in Leela Rajagopal & Ors., v. Kamala Menon Cocharan &
Ors., reported in (2014) 15 SCC 570, at paragraph 13 the Hon'ble Supreme
Court opined as under:-

     "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." (emphasis supplied)

     At the beginning we have expressed our serious doubt with regard to

the physical and mental ability of Prabal to execute any document. The

evidence of Bratati and Abu has clearly established that at the relevant time

Prabal was seriously ill and having regard to the nature and complication of

the disease it was highly unlikely if not impossible that Prabal on his own

would go to the court premises with a hand written draft Will to be

transcribed by a scribe whom he found in the Burdwan Court premises and

thereafter he met one of the attesting witnesses on the road who readily

agreed to put his signature on the document as attesting witness.
                                       27


    It is also significant that the language of the two pages of the document

which is claimed to be a Will typed on demi papers is legal and may not be

possible unless it is drafted by an advocate or an experienced scribe worked

in court premises. It starts with the opening words in Sanskrit which is

usually mentioned if drafted by a lawyer. The first few words before "Amar

Bartaman" which in English means "my present" are in Sanskrit and

commonly used by an advocate. It is not usually expected from a person

who is not conversant with the drafting of a Will or having a legal

background. Ramendra nor the scribe could produce the draft Will. Having

regard to the condition of the eyes it was well neigh impossible for Prabal to

execute any document. Although the medical prescriptions and other

documents relating to treatment of Prabal were marked X for identification

the caveatrix at least was able to establish that the testator was suffering

from high blood sugar, high blood pressure and impaired vision. She had

named the doctors and nursing homes where her brother was admitted. She

has also specifically stated that she had taken her brother to doctors and

she has specifically named three doctors who were consulted and diagnosed

her brother in her evidence. Her evidence was corroborated by Abu who was

working with the testator for many years. The evidence of the caveatrix and

Abu has remained unshaken during cross-examination.


    On the contrary, the executor has failed to furnish any document in

support of any medical treatment and he could not name a single doctor

who used to be consulted by the testator during his life time. He could not

even prove the essential facts relating to rendering service free of cost and
                                         28


attending to his medical need which forms the basis for the testator to give

preference to him over his elder sister.


     Ramendra could not show that apart from the said eviction suit he had

represented and/or advised the testator in any other legal matter. The basis

of the Will as appeared from the recitals is greatly flawed and manipulated.

All legitimate doubts surrounding the creation and execution of the Will

could not be removed. Ramendra has failed to prove good faith and show

affirmatively that the testator could have formed a free and unfettered

judgment in the matter having regard to his physical and mental condition.

In England the Law Society has published rules regulating the conduct of a

solicitor who had taken a benefit under a Will or gift.      In Re: a Solicitor

[1975] QB 475: 1974(3) All ER] it was held that when a Will is prepared by a

solicitor under which he takes a benefit the solicitor has a duty not merely

to tell the client that he should obtain independent advice but, if the client

declines to do so, to refuse to act further in the matter. Although in our

country there is no such rules the truth and faith that a client reposed on

his lawyer cannot be overlooked. In fact, Section 111 of the Evidence Act in

illustrator (a) has recognised this principle.


     The "blind faith" reposed by almost a "blind man" on his advocate has

resulted in the coming into existence of the alleged Will.


     Remendra in our view has acted contrary to the trust and in breach of

the relationship that is expected in an advocate-client relationship.
                                        29


     In view of the fact that Ramendra has failed to remove the suspicious

circumstances surrounding the execution of the Will I am of the view that

the learned Trial Judge was justified in dismissing the probate suit.


     The appeal is dismissed with cost assessed at Rs.30,000/- to be paid to

the State Legal Services Authority that may be utilized for legal awareness.




                                                   (Soumen Sen, J.)




     Uday Kumar, J. This appeal has been directed against the judgment

and Order dated 31st January, 2013 passed in O.S.(WILL) CASE NO. 05 of

2011/12 of 2010, whereby the Ld. Additional District Judge, 5th Court,

Burdwan, has dismissed the prayer of the Appellant/Petitioner, resulting in

rejection of the appellant's prayer for grant of probate in relation to the Will

dated 06th February, 2009, said to have been executed by the Prabal Ranjan

Kar, a 68 year old bachelor.


     Hereinafter we referred it as 'the contested Will' or 'the Will in question'

or the 'document in question'.


     The prayer of the appellant for grant of probate in relation to the Will in

question has been declined by the Trial Court essentially after finding

several unexplained suspicious circumstances surrounding the Will in

question. Being aggrieved, the petitioner-appellant, who was appointed as

the Executor of the Will in question and who was, admittedly, the sole

beneficiary thereunder, has preferred this appeal while maintaining that
                                          30


execution of Will by the Testator with due compliance of all the requirements

of law has been clearly established on record and there has not been any

such suspicious circumstance which might operate against the genuineness

of the Will in question.


     Therefore, essentially the point for determination in this appeal is as to

whether the Trial Court was justified in declining to grant probate in relation

to the Will dated 06th February, 2009 as prayed for.


THE PARTIES AND THE WITNESSES

      For   comprehension     of   the        subject-matter   and   for   effective

determination of the questions raised in this appeal, I may take note of the

principal parties and the witnesses involved in the matter with their

respective roles as infra:

TESTATOR

      The Testator Prabal Ranjan Kar, 68 year old bachelor, died issueless

on 14th June, 2009 in Nursing Home at Burdwan, out of his prolong severe

heart ailment and diabetes, leaving behind his elder sister Bharati Basu, the

sole contesting party or objector/respondent herein. Testator was a

Homeopathic doctor by profession but due to detachment of retina he lost

his eyesight from October 2008. He was living alone in the house at 54/1

Kachchari Road, Burdwan, which is the subject matter of the Will in

question.

EXECUTOR

      The Appellant/ Executor is Ramendra Sunder Mondal, who is

advocate by profession and was engaged as attorney by Anita Kar, Mother of
                                       31


Testator and after her death by Testator and his sister, in a Title Suit being

number 203 of 2004 pending in the court of Ld. Civil Judge (Junior

Division), Burdwan. No way, he is related to Testator except the relationship

of Attorney and Client. He is shown as the Executor of the Will in question

and is the sole beneficiary thereunder. He filed the petition seeking probate

of the Will but the same has been declined by the Trial Court. He challenged

the same in this Appeal. He kept the premises under lock and key when

testator was admitted in Nursing home for treatment.

OBJECTOR

      Respondent / Objector is Bharati Basu, who is the elder sister of the

Testator. She does not live in Burdwan but she lives in Kolkata, despite that

she used to take care of his brother by arranging medicines for him through

his junior doctor and compounder and used to visit Burdwan off and on.

      After citation of notice of 'Will', the objector namely Bharati Basu

appeared in court and filed a written objection against Executor in

proceeding, wherein she denied and disputed all the material allegations

made in the application by stating that testator Prabal Ranjan Kar had

never executed any such 'Will' and the same has been manufactured by

petitioner on the blank signed paper taken by him for taking steps in the

pending suit, after the death of Testator.

      She also stated that she had good relation all along with the Testator,

who was suffering from High Blood Pressure and High Blood Sugar since

long and she always keep in touch with her brother. She further stated that

her brother did not bother to follow the instruction of doctors due to which

he lost his eye sight. Thereafter she brought him to eye surgeon Dr. Bikash
                                       32


Basu at Kolkata, for treatment of his eyes in the month of October, 2008

who diagnosed that Testator had lost his eye sight due to detachment of

Retina and was not able to read and write by himself. Though he was

Homeopathic Physician, he himself was not able to prescribe medicines to

his patients and his compounder used to assist him for that. As such it was

not possible for him to draft any 'Will' and on 6th February, 2009 the

petitioner being lawyer of the testator obtained many blank signed demi

papers from the testator and he manufactured the instant 'Will' by using

said demi papers with intention to grab the valuable properties of his client/

testator.

      THE ATTESTING WITNESSES:

      PW-2 is Shri. Malay Ghosh S/O Nishikant Ghosh, resident of

Townhall para Burdwan, does not know the Testator. He stated that

Testator approached him to be "attesting witness" of the Will on a road but

cannot say the date on which Testator approached him. He claimed himself

as a witness of the Will but admitted in cross-examination that he cannot

say where the Will was scribed, who scribed it nor had acquaintance with

another witness Sisir Koley. He further admitted in his cross-examination

that there is a criminal case pending against him and petitioner / executor

Ramendra Sundar Mondal is his lawyer in that case.

      PW3 Sisir Koley S/O Sudhakar Koley of Village Nadra P.S Bhatar, a

tout in M.V department by profession, is the other attesting witness of the

'Will'. He explicitly admitted that he has no relation with Testator and hadn't

any idea about the property of the Testator including the property under the

Will and he hadn't seen the testator to scribe the Will nor seen any draft of
                                       33


the Will. He further admitted that he cannot say when Testator approached

him to be an attesting witness of the Will but at that time none except both

of them were present.

       SCRIBE

       PW4 is Shyamlendu Goswami, a typist by profession and who typed

the Will in question. He stated that there is no endorsement to the effect

that "the same was typed as per instruction of the testator and that on the

date of typing he himself experienced the physical ability and capability of

testator and that he had no personal relation with the testator and that

earlier he had no access to the house of the testator and that he got

acquainted with the testator in connection with the job he assigned him to

do and that generally person intended to execute a Will approach any

advocate first, then to him for drafting of the Will but he did not enquire the

name of advocate who drafted the Will and Testator was stating that "he was

not physically well at that time and that he hadn't seen the Testator to write

any document and that he didn't see any medical prescription of the

testator." He also admitted that appellant /petitioner / executor is known to

him.

       PROPERTY IN QUESTION

       The property in question is identified as a dwelling house bearing

number 54/1 at Kachhari road under P.S. Burdwan, forms the subject of

bequeath and which is the major bone of contention in this case. Details of

property as per schedule of affidavit of assets annexed with petition is -

       "54/1 kachhari road, district and police station Burdwan, Mouza
       Radhanagar,
                                       34


      J.L No. 39, C.S Khatian No. 1121,    L.R Khatian No. 25/353, Dag
      No. C.S. 7272, L.R 6379,
      Class Bastu and building measurement 2 and 1/2 Katha, valued
      about 6,42,000/-. the house was constructed by his father."



THE WILL IN QUESTION

      The contested Will dated 06.02.2009 has been placed on record as

Exbt. 2. The Trial Court has analysed and taken into account several

suspicious circumstances surrounding this Will. Having regard to the

questions involved, it would be apposite to take note of the features and

attributes of the contested Will to appreciate the stand of the contesting

parties as also the findings in the impugned judgments.

      The Will in question is drawn up in two pages. It is unregistered Will.

This Will is said to have been executed on 06.02.2009 by Sri Prabal Ranjan

Kar while residing alone in the house in question at 54/1, Kachhari road

Burdwan in the presence of the attesting witnesses.

      SUMMARY OF PLEADINGS, ISSUES AND EVIDENCE

      Having taken note of the particulars of the parties and the property

involved as also the contents of the Will in question, I may now summarise

the pleadings of the parties, the issues framed by the Trial Court, the

material aspects of evidence led by the parties and the relevant part of the

proceedings in the Trial Court, which have bearing on the questions involved

herein.

      Briefly put, the petition was filed by the appellant / applicant on 19th

Feb, 2010 in the Court of District Judge at Burdwan under Section 276 of

the Indian Succession Act, 1925, for grant of probate of the Will in question,
                                        35


said to have been executed by his client Sri Prabal Ranjan Kar by stating

Bharati Basu, the elder sister of the Testator, as his near relative relating to

the property under the Will.

      The property described in the Will was enjoyed by Prabal Ranjan Kar

S/O Late Probodh Ranjan Kar, 54/1, Kanchhari road Burdwan, who died on

14th June, 2009 due to his prolong severe illness of heart and diabetes, had

voluntarily executed the unregistered "WILL" on 06th Feb, 2009, in presence

of two witnesses namely Shri. Malay Ghosh s/o Nishikant Ghosh resident of

Townhall para Burdwan and Sisir Koley S/O Sudhakar Koley of Village

Nadra P.S Bhatar, in fit state of physical and mental status. The ailing

Testator was unmarried and his elder sister Bharati Basu, never cared of his

health. Only petitioner was taking his all care relating to medical treatment

and medicines. Therefore, the Testator in his lifetime had executed this Will

on 06th February, 2009 in favour of his advocate i.e. Sri Ramendra Sundar

Mondal, to bequeath the property in Will to him. The Testator handed over

the Will and the key of his house to Executor. After the death of Testator,

the Executor kept the building under lock and key but on 02nd October,

2009, Bharati Basu broke open the pad lock of the house and took her

possession thereof. On this matter, a general diary being number 127 of

2009 was lodged at Burdwan police station by Executor. The Testator Probir

Ranjan Kar was a Hindu by religion died on 14th June, 2009 leaving behind

his elder sister Bharati Basu, in a Nursing home at Burdwan, lying within

the jurisdiction of the trial Court. As it was his last "WILL", So Executor

claimed for probate of the Will as only he was entitled to get the order.

      The complete addresses of the heir is given in the petition is:-
                                       36




"Bharati Basu wife of Sudhamoy Basu
3F, Safier Court, No. 74,
Golf Club Road, Calcutta".



      Thereafter Ld. Trial Court has issued citation of notice of Will, upon

which objector Bharati Basu appeared and filed written objection against

the said petition wherein she refuted the claim of the appellant and

contended, inter alia, that the Will in question was forged and fabricated, as

Prabal Ranjan Kar never executed any Will in his lifetime and the Will in

question was manufactured by petitioner on the blank signed paper taken

by him for talking steps in the pending suit. She also contended that she

had good relation all along, with his brother/ Testator, who was suffering

from high blood pressure and high blood sugar but he was always negligent

to the medical advice. As a result thereof, he lost his eyesight since October

2008 due to detachment of retina as diagnosed by an eye surgeon Dr.

Bikash Basu at Kolkata. Since then he was unable to read and write. His

compounder or junior doctor used to reduce his suggestions into writing, as

suggested by him as Homeopathic Physician. So it was not possible for

testator either to draft or to execute any Will on 06th February, 2009 and

that the Will is manufacture after the death of Testator, so it couldn't be

registered despite the Executor is an Advocate.

      She further contended that the petitioner being a lawyer of the

testator, he obtained blank signed demi paper/s from him and he used the

same to manufacture the instant Will with a view to grab the valuable

property of his client.
                                       37


      The Trial Court framed the following issues for determination of the

questions involved in the matter: -

     1. Is the case maintainable in its present form and prayer?
     2. Was the testator in sound disposing mind at the time of
     execution?
     3. Was the Will validly executed and attested?
     4. Is the petitioner entitled to get probate in respect of the subject
     Will as prayed for?
     In evidence, the appellant examined himself as PW-1; and the two

attesting witnesses of the Will, Shri Malay Ghosh and Sri Shisir Koley as

PW-2 and PW-3 respectively. Shri Shyamlendu Goswami, the scribe of Will,

was also examined as PW-4, while objector examined herself as OPW1, and

Abu Taleb, junior doctor under testator is examined as OPW2 and submitted

death certificate of testator as marked Exbt. 1, and the Will in question

marked as Exbt. 2 as documentary evidence.

     It was the consistent case of the appellant that the Will in question was

duly executed by Testator; at his residence, on the same date as stated

therein, in accordance with law and there was no cogent ground for refusal

of the prayer for grant of probate. He also asserted that the testator was

suffering from severe ailments and no one was there to take his care except

him. Out of love and affection he executed this Will in his favour for better

management of his property under Will. There was no good relation with

Testator and his sister.

The Appellant admitted in his cross-examination that:

      (i) he hadn't any relationship with testator (either through father or

mother side), except the relationship of Advocate and Client as Anita Kar,
                                        38


the mother of Testator had engaged him to contest Eviction Suit 203 of

2004 which is still pending before the Civil Judge (Junior Division), 4th

Court, Burdwan and after her demise, the name of Testator Prabir Ranjan

Kar and his sister Bharati Basu, the objector were substituted in the suit.

Appellant unable to say about number of appearance he made in the suit

and about his professional fees; whether ever paid by either Anita Kar or

her legal heirs to him or not.

      (ii) He admitted about the ailments of Testator but failed to recollect

the names of doctor to whom he or Testator had visited for treatment and

that he made arrangement for his medical investigation and to purchase

medicines for him, but he didn't produce any documents in support

thereto.

      (iii) Before execution of the alleged Will, alleged Testator had

expressed his desire to execute one Will in his favour; in early part of 2009

but he didn't recollect the exact date and month thereof.

      (iv) He neither advice him to get the alleged Will drafted by a lawyer

nor saw any draft of the alleged Will nor could say the date when the draft

of the alleged Will was prepared.

      (v) He asserted that "While taking any step in court; generally on the

top of right side, or any parties of the petition we (advocates) write the name

of the client concerned and then write the word "by" and then we put his

signature under the same". He was uncertain to say that generally

advocates used to keep signed blank demi paper of their old and ailing

clients to use the same in court for taking necessary steps but he denied if

he keeps any such blank signed demi papers of his client. The alleged
                                        39


original Will was shown to him and asked about the insertion of word "by"

below the signature of the Testator, made at the right side top of the first

page of Will to which, "he expressed his inability to understand as to

whether "by" is written or not.

      (vi) He neither advised to the alleged testator to get the Will

registered when he brought the said Will before him nor advised to get the

Will attested by his sibling.

      (vii) the testator was suffering from prolonged heart disease but he

failed to recollect as to whether on 12th may, 2009 he filled any application

before the Civil Court that "his client had been suffering from heart disease

and defect in eye sight."

      (viii) The alleged Testator was Homeopathic practitioner and he

handed over keys of his house to him at Burdwan Nursing Home when he

was admitted there.

      (ix) The relations of the Testator and the objector was strained but

when she forcefully entered into the premises by breaking open the lock

and key of the house he didn't make any complaint to any neighbour.

      (x) He submitted death certificate of testator (Exbt.1) and original

Will executed by testator (Exbt.X for identification)

      PW-2 and PW-3, the attesting witnesses, specifically admitted that

Testator was not their relative.

      PW2 admitted that "the testator approached him to attest the Will on

the road" but didn't recollect the date either of when testator approached

him for doing so or date of execution of Will or hasn't any information as to

the date, time and place where the Will was authored or as to the exact
                                       40


location and detail particulars of the property or he ever visited there or saw

any draft copy of Will and he was not present when the Will was typed. He

further admitted that he never attested any other Will prior to or after this

one and he didn't ask testator about the reason why he put his signature

together in English and Bengali language on the Will. He yet further

admitted that "there is criminal case pending in court against him and the

petitioner/executor Ramendra Sundar Mondal is his advocate in the said

case".

         Similarly PW-3 Sisir Koley deposed that Testator was not known to

him. He had no idea about his ancestral house nor about the particular and

details of the property belonged to him as he had no occasion to visit there

at any point of time. He admitted in his cross examination that he hadn't

seen the testator to scribe any Will or seen any draft of the said Will nor had

idea about where and when the Will was typed. Even he didn't say the date

when testator approached him to attest the Will but at that time none except

testator was present there and before putting his signature, he went through

the content of Will but he didn't ask testator as to whether alleged Will was

drafted by any advocate or he suggest him to get the Will registered or he

ask him to approach any of his neighbour to attest the Will. He further

admitted that none of his neighbour was present there at the time when he

attested the Will and he didn't verify as to whether testator had any

complain in his vision or not. He yet further admitted that he also arranged

documents of ambassador car being no.WB -41B / 5522 of Testator.

         PW4 Shyamlendu Goswami is the typist, who scribed the Will. He

admitted that the Will was typed by him but there was no endorsement on it
                                       41


that "the same was typed by him as per instruction of Testator" and that "he

find the testator was physically able and capable". Despite he observed that

testator was not physically well at the time of execution of alleged Will. He

further admitted that he never visited to the house of the testator prior to

this job, and that generally a person who is intending to execute a Will is

used to approach any advocate for drafting of Will first, then to typist to

prepare it but he did not enquire about the name of advocate who drafted

the Will. He yet further admitted that "he didn't see the testator to write any

document" and petitioner Ramendra Sundar Mondal is advocate in Burdwan

Bar is known to him.

      In opposition, the contesting respondents / objector Bharati Basu

deposed as OPW1 and Abu Taleb as OPW 2.

      The respondent in her evidence, inter alia, deposed that the Testator is

her younger brother, who was living in a house at Burdwan which was

constructed by her father in 1966. She used to stay at Kolkata but keeps in

touch with Testator, his compounder, Junior Doctor and she was in good

terms with Testator. She got information about his hospitalisation at 9.00-

9.30 pm of 13th June, 2009 and on next day, heard about his death, from

the compounder Sudershan Das and she reached Burdwan after two days of

the death of Testator and that she paid the bill raised by nursing home, bills

of medicine etc. through OPW2.

      She stated that Physical condition of testator was not critical but due

to high level of sugar he lost his eyesight since October 2008, so he couldn't

write or watch T.V. She denied the signature of alleged Testator on the

alleged Will. She further stated that the Will was manufactured by
                                        42


Executant and that she had broken the lock and key of the house as the

Executant had forcefully snatched it from Laxmi, the caretaker, with

intention to grab the same after demise of Testator. She produced death

certificate of testator (Exbt. A), certified copy of a petition signed by testator

in T.S. 203/2004 (Exbt.B) and medical prescriptions of testator (Exbt. X for

identification)

        Abu Taleb, OPW No. 2 stated in his evidence, inter alia, that he was

Homeopath R.M.P.O. and was working under Testator since 1993 as his

junior and Sudersan was his compounder and that since October 2008 he

was unable to read and write due to weak eye sight and he used to prepare

prescription as per his advice and Laxmi was his neighbour looked into him

and he alongwith Sudershan admitted Prabal babu in Diplomate Nursing

Home and had taken the dead body to cremation ghat and he informed the

fact of his death to Bharati Basu over phone who came Burdwan after two

days of his death. He further stated that Prabal Babu never executed any

Will.

        He admitted in his cross-examination that he was junior under

Testator who used to prescribe medicines on the reverse of envelop and OPW

writes instructions as to how medicines are to be taken on the front of the

envelop and before October 2008 he was physically fit but since October

2008 he faced problem in his eye sight so he visited Kolkata for it's

treatment and returned after one month therefrom. Initially he was able to

read by using lens but later he couldn't read even with the help of lens and

since November 2008 he engaged one Laxmi as maid servant for cooking.

Laxmi was residing opposite to his house.
                                       43


      He further admitted that one Chowdhury Babu, his son, son of Laxmi,

Sudershan, Bansi and other 10 to 12 persons accompanied him to

cremation ghat and death certificate was issued by Burdwan nursing home

and in the register at burning ghat his name were recorded as carrier of the

dead body.

      He yet further admitted that signature of testator appearing on the

right hand corner of first and second page of the alleged Will were made by

testator but the signature appearing on the bottom of second page of Will is

doubtful as to whether same is of testator or not.

      Before proceeding further, the peculiar aspects of the matter, which

carry its own bearing on the relevant questions emanates from the record of

proceedings of the Trial Court, may be noticed as infra.

      It appears that since beginning of proceedings in the Trial Court, the

relations of the appellant and the respondent (objector in the Trial Court)

was not cordial. She alleged that the Will is surrounded by suspicious

circumstances as recounted below -

       i. the petitioner, beneficiaries of the alleged Will, was engaged as an

       advocate by alleged Testator in T.S 203/2004, pending before Civil

       Judge (Junior Division) 4th Court Burdwan. as such there was

       client- advocate relationship subsisted between them.

       ii. signature of alleged testator at the bottom of second page of the

       alleged Will seems doubtful to OPW2

       iii. the witnesses of alleged Will hadn't any acquaintance either

       with the alleged testator or his relative or property under Will,

       rather they had more proximity with executant
                                        44


       iv. typist or any of the witnesses hadn't seen any draft copy of the

       Will prepared by any advocate, and seen the testator signing the

       alleged Will nor they had seen him to read and write nor, they had

       seen each other to sign the Will as they were not present there,

       together.

       v. none of the witnesses had seen any advocate who either advised

       the testator to prepare a draft Will or prepared draft Will for his

       perusal or suggested the testator for get the Will registered.

       vi. The witnesses admitted that physical and mental condition of

       testator was not good and he was ill at the time of execution of Will

       and since October, 2008 he was unable to see, read and write as

       he lost his eye sight due to detachment of retina.

       vii. kept the house of testator under lock and key without getting

       order of probate on the alleged Will.

       Viii. PW2 Malay Ghosh is accused of a criminal case and petitioner

       is his lawyer in respect of said case.

       ix. PW4 typist used to work in the varandah of Bar Association and

       therefore, executant had general acquaintance with the petitioner.

      Hereinabove,    I   have    expansively   recounted     the   suspicious

circumstances raised before the Trial Court by the contesting respondent /

objector.

      FINDINGS OF THE TRIAL COURT

      Having glanced through the pleadings and evidence of the parties,

having taken note of the contents and frame of the Will in question, and

having also taken note of the relevant parts of proceedings before the Trial
                                       45


Court, I may look at the findings of the Trial Court in its judgment dated

31st January, 2013, particularly the reasons that weighed with it while

declining the prayer for probate of the Will in question.

      The Trial Court took into account various circumstances which

appeared to be suspicious. In the first place, the Trial Court considered on

the fact admitted by executant that he is lawyer/ attorney of testator Prabal

Ranjan Kar and his sister objector Bharati Basu in T.S 203/2004. Ld. Trial

court has observed that provision of section 111 of Indian Evidence Act will

be attracted in this case because he relied on the view that if propounder of

the Will takes an active part in the execution of the Will and receives total

benefit under it, then such a circumstance is generally treated as suspicious

one. As regard to facts of the case at hand, the Trial Court found that the

appellant played an active role in execution of the Will in question and at the

same time, he was the sole beneficiary thereunder. The suspicion became

more grave when facts are indicating the existence of fiduciary relationship

between executant and testator as advocate and client so the executant was

in position to have active confidence or undue influence over testator.

      Secondly, the Trial Court was of the view that the genuineness of Will

was challenged on the ground of insertion of word "by" below the signature

of the testator on the first page of Will which was also creating a suspicious

circumstance therein. The Court took into consideration the statement of

PW1 deposed in his cross examination, where he seemed confused to

ascertain whether any word of       "by" was written under the signature of

testator or not. Generally there shouldn't be insertion of word "by" at that

place. In such condition presumption of Section 111 of the Indian Evidence
                                        46


Act 1882 will come into play. In that situation it is the obligation of

propounder of will to remove the element of suspicion but he failed to do so

which further darken the clouds of suspicions on the due execution of Will.

      Thirdly, the Trial Court also found that the alleged testator had

problem in his eye sight and the same was not denied by PW1 petitioner in

his evidence. PW2 and PW3 stated in their evidence that they have seen the

testator writing prescription to his patients but they didn't specify the period

thereof, because the evidence clearly revels that before October 2008, the

testator could read and write as he lost his eye sight thereafter. However,

none of the witnesses seen the testator to write or sign upon the Will in

question.

      Fourthly, the Trial Court find that health of testator was not sound at

the time of execution of Will. Every witnesses including PW1 asserted the

same. OPW1 stated that testator was suffering from ailments of high blood

pressure and high blood sugar which made his condition critical. It was

obligation on the executant/petitioner to bring the fact of physical and

mental fitness of testator on record but he failed. It further, darken the

shadow of doubt over genuineness of Will.

      Fifthly, the Trial Court was of the view that the attesting witnesses

were unreliable and they were not known to testator but were closely

associated with petitioner/appellant. PW2 is an accused of a criminal case

in which he engaged petitioner as his advocate. So he had close relation with

petitioner but had no idea about executor and his property. Same was with

PW-3 who had no acquaintance with testator, his relatives and property as

well. Normally persons having close acquaintance are called as attesting
                                       47


witness. It is not expected that alleged testator will ask any stranger to be

attesting witnesses of his Will because it is deemed as a secret and

confidential document, which can't be disclosed to strangers. It raised

further suspicions on the genuineness of the Will in question.

       Sixthly, the Trial Court also took into consideration that PW4 typist

who allegedly typed the Will in question from its draft copy, was used to

work    at   the   varandah   of   Burdwan    Bar    Association,   where   the

petitioner/appellant was professing his advocacy and in all probability,

there was a chance of prior acquaintance with petitioner due to common

work place. So Ld. Trial Court considered that the suspicions raised by

objector cannot be thrown out. No cogent evidences were adduced by

petitioner to mitigate these circumstances.

       Seventhly, the Trial Court took into consideration the contradictions

in the statements of the witnesses, which raised doubts as to the

genuineness to the story of the appellant.

       Lastly Ld. Trial Court referred the decisions in H.Venkatachala

Iyengar vs. B.N. Thimmajamma reported in AIR 1959 SC 443 in which

Hon'ble Supreme Court has observed that "if propounder of the Will takes

an active part in the execution of the Will and receives substantial benefit

under it, then such a circumstance is generally treated as suspicious one".

As regards the facts of the case at hand, the Trial Court found that the

appellant played an active role in execution of the Will in question and at the

same time, he was the sole beneficiary thereunder.

       While elaborately dealing with all the suspicious circumstances

concerning the Will and unreliability of the evidence led by the appellant,
                                         48


the Trial Court found that the appellant had not been able to remove the

suspicions or to give proper explanation of those circumstances by adducing

cogent and reliable evidences and he failed to prove that alleged testator

executed the Will on his own volition and in his sound mind and hence,

dismissed the petition.

      THE APPELLANT

      Being aggrieved by the judgment so passed by the Trial Court

dismissing the O.S. Will Case 5 of 2011/12 of 2010 and maintaining

rejection of his prayer for grant of probate, the petitioner-appellant has

preferred this appeal on the ground that Ld. Trial Court has proceeded on a

wrong premise that the transaction between advocate and client could be

automatically considered as a transaction which has been a result of undue

influence by the advocate.

      The grounds of challenge are summarised below:

       i. Appellant was advocate of testator, ipso-facto is not bar to

       execution of a valid Will in favour of the appellant and attracted

       Section 111 of Evidence Act to hold that any transaction made in

       such relationship Will come under suspicious circumstances

       ii. The word "by" written below the signature of testator on the first

       page of Will is totally irrelevant

       iii. Testator was physically and mentally debilitated so he couldn't

       execute a valid Will.

      Assailing the impugned judgments, learned counsel for the appellant

has strenuously contended that due execution of the Will,          as per the

requirements of the Succession Act, having been proved in accordance with
                                       49


procedure prescribed by the Evidence Act; and no cogent reason or

circumstance having been established on record against the genuineness of

the contested Will, a clear case for grant of probate is made out but the Trial

Court has proceeded to reject the prayer of the appellant on entirely

baseless considerations while doubting the Will in question on the so-called

suspicious circumstances, though there is none.

      Elaborating on his submissions, the learned counsel for the appellant

has submitted that a Will has to be proved like any other document but, it

has to satisfy the requirements of Section 63 of the Succession Act in the

manner necessary for due execution, the testator has to sign or affix his

mark on the Will or it has to be signed by some other persons in the

presence of testator and under his direction; and the Will has to be attested

by two or more witnesses, each of whom has seen such signing or affixation

by testator or by other person acting as per the directions of the testator.

Further to that, as per Section 68 of the Evidence Act, at least one attesting

witness has to be examined in proof of a Will. The learned counsel would

submit that in the present case, all the requirements of section 63 of the

Succession Act are duly satisfied in the execution of the Will in question;

and the same has been duly proved with examination of both the attesting

witnesses before the Court as PW-2 and PW-3. The learned counsel has

contended that the appellant having duly discharged his burden and

nothing concrete having been brought on record so as to create any

legitimate suspicion, there is no reason to deny probate as prayed for.

      While asserting the case of the appellant for grant of probate in

relation to the Will in question, the learned counsel has, in the first place,
                                       50


questioned the stand of Ld. Trial Court in attracting the provision of Section

111 of the Evidence Act 1882 to raise issues about the genuineness of the

Will in question.

      The learned counsel has referred Surendra Pal & Ors. (supra) in

support of his contention that relationships of advocate-client is not

fiduciary in nature and will not lead a presumption of undue influence. He

further submitted that mere exclusion of the natural heirs from any benefit;

or acquaintance of the propounder with any witness is not sufficient to

make suspicious circumstances as to create legitimate doubts on the

genuineness of the Will.

      The appellant further stated that respondent/ objector is elder sister

of testator but had no relation with him and she had never taken his care.

Her objections are baseless and untenable.

      As regards to the testimonies of the two attesting witnesses, the

learned counsel submitted that they have clearly proved the material facts

relating to due execution of Will and attestation by them; and the doubts

sought to be thrown upon them with reference to some minor and natural

discrepancies, or their acquaintance with the appellant are of no

consequence. The learned counsel has contended that the minor variations

on details are inevitable.

      The learned Counsel has also submitted that though the initial onus

to prove the Will is on the propounder but once that burden is discharged,

any suspicion alone cannot form the foundation of judicial verdict; and any

suggestion about suspicion ought to be examined by the Court while

guarding against conjectures and mere fantasy of a doubting mind.
                                        51


      Thus, he submitted that the Will in question is the genuine and last

Will of the testator; and the appellant being the executor, may be granted

probate as prayed for.

      While countering the submissions made on behalf of the appellant,

learned Counsel for the respondent filed the objections and consistently

contested the matter, recounted the suspicious circumstances taken into

account by the Trial Court.

      Learned Counsel for respondent maintained that this respondent has

all through disputed the very execution of the Will by her brother and the

suspicious circumstances having not been removed, the prayer for grant of

probate has rightly been rejected.

      WILL - PROOF AND SATISFACTION OF THE COURT

      The moot question involved in this appeal is to determine as to

whether the Trial Court was justified in declining to grant probate in relation

to the Will dated 06th February, 2009 as prayed for.

      Obviously, a just and proper determination of this point would revolve

around the applicable legal principles and the relevant factual aspects of the

case. Before entering into the factual aspects and the questions in

controversy, it is appropriate to take note of the applicable legal provisions

and principles concerning execution of a Will, its proof, and its acceptance

by the Court.

      It remains trite that a Will is the testamentary document that comes

into operation after the death of the testator. The peculiar nature of such a

document has led to solemn provisions in the statutes for making of a Will

and for its proof in a Court of law.
                                         52


      RELEVANT PROVISIONS OF LAW / STATUTE

      Section 59 of the Succession Act provides that every person of sound

mind, not being a minor, may dispose of his property by Will. A Will or any

portion thereof, the making of which has been caused by fraud or coercion

or by any such importunity that has taken away the free agency of the

testator, is declared to be void under Section 61 of the Succession Act; and

further, Section 62 of the Succession Act enables the maker of a Will to

make or alter the same at any time when he is competent to dispose of his

property by Will and Chapter III of Part IV of the Succession Act makes the

provision for execution of unprivileged Wills.

      Section 61 and 63 of the Succession Act, relevant for the present

purpose, could be usefully extracted as under: -

       "61. Will obtained by fraud, coercion or importunity.- A Will or any
       part of a Will, the making of which has been caused by fraud or
       coercion, or by such importunity as takes away the free agency of
       the testator, is void.
       **

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:-

(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 witness, 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 53 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."

Elaborate provisions have been made in Chapter VI of the Succession Act (Sections 74 to 111), for construction of Wills which, in their sum and substance, make the intention of legislature clear that any irrelevant misdescription or error is not to operate against the Will; and approach has to be to give effect to a Will once it is found to have been executed in the sound state of mind by the testator while exercising his own free will. However, as per Section 81 of the Succession Act, extrinsic evidence is inadmissible in case of patent ambiguity or deficiency in the Will; and as per Section 89 thereof, a Will or bequest not expressive of any definite intention is declared void for uncertainty. Section 81 and 89 read as under:-

"81. Extrinsic evidence inadmissible in case of patent ambiguity or deficiency.- Where there is an ambiguity or deficiency on the face of a Will, no extrinsic evidence as to the intentions of the testator shall be admitted.
*** *** ***
89. Will or bequest void for uncertainty.- A Will or bequest not expressive of any definite intention is void for uncertainty." Moreover, it is now well settled that when the Will is surrounded by suspicious circumstances, the Court would expect that the legitimate suspicion should be removed before the document in question is accepted as the last Will of the testator.
54
As noticed, as per Section 63 of the Succession Act, the Will ought to be attested by two or more witnesses. Hence, any document propounded as a Will cannot be used as evidence unless at least one attesting witness has been examined for the purpose of proving its execution, if such witness is available and is capable of giving evidence as per the requirements of Section 68 of the Evidence Act, that 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 specifically denied."

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.

In the case of H. Venkatachala Iyengar v B. N. Thimmajamma & Ors. reported in 1959 AIR 443, 1959 SCR Supl. (1) 426 Hon'ble Apex Court has 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 involving such issues. The synthesis and exposition is expressed in paragraphs 18 to 22 of the said decision :-

55

"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. Section 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 56 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.

57

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 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 58 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, 50 Cal W N 895 : (AIR 1946 PC

156), "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 59 such cases the judicial mind must always be open though vigilant, cautious and circumspect."(emphasis supplied) WHAT CONSTITUTE SUSPICIOUS CIRCUMSTANCES 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 relying on various judgments, observed that when it comes to a 'suspicious circumstance' any circumstance that is not "normally expected in a normal situation" may be considered as a suspicious circumstance. Certain elements, such as, i. a shaky and doubtful signature, ii. a feeble or uncertain mind of the testator, iii. unfair disposition of property, iv.. unjust exclusion of legal heirs, and v. the active involvement of the major beneficiary in the execution of the will, are indications of suspicious circumstances.

Further, the Supreme Court reiterated that an important element to keep in mind is that the analysis with regard to whether suspicious circumstances surround a will is to be done on the basis of a holistic view of the matter and consideration to all the unusual circumstances. Moreover, the Court found that even in the absence of a plea or contest to a will, the very existence of suspicious circumstances may give rise to a doubt that the will has not been executed by the testator of his free Will.

A Will is executed to alter the ordinary mode of succession and by the very nature of things it is bound to result in earlier reducing or depriving the 60 share of natural heirs. If a person intends his 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 specially in a case where the bequest has been made in favour of an offspring in Jaswant Kaur v. Amrit Kaur (supra).

In the case of Jaswant Kaur, Hon'ble Apex Court held that "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." The onus of proving the Will is on the propounder to explain them to the satisfaction of the court who accepts the Will as genuine.

As held in P.P.K. Gopalan Nambiar vs P.P.K. Balakrishnan Nambiar & Ors., reported in 1995(2) SCR 585, it is the duty of the propunder 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 61 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. .....

Shivakumar & Ors., v. Sharanabasppa & Ors., in Civil Appeal No. 6076 of 2009 the Hon'ble Supreme Court decided on 24th February, 2020, this Court, after traversing through the relevant decisions, has summarised the principles governing the adjudicatory process concerning proof of a Will as follows:-

"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.
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.
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 primarily discharged on proof of the essential facts which go into the making of a Will.
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 62 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.
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.
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.'
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.
63
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."

Recently, the Hon'ble Supreme Court in the case of Kavita Kanwar v. Mrs. Pamela Mehta reported in 2021(11) SCC 209 has extensively discussed certain key factors that may render a will surrounded by suspicious circumstances as invalid.

Indian law is very clear with regard to the essentials of a valid will. These include the testator's capacity to execute a will, clarity in relation to inheritance under the will, and witnesses to the will.

The Supreme Court, at the outset, stated that a will has to be proved like any other document. However, the Court will expect the executor to show by satisfactory evidence that the will was -

(i) signed by the testator,

(ii) the testator at the relevant time was in a sound and disposing state of mind,

(iii) the testator understood the nature and effect of the dispositions, and 64

(iv) the testator has put his signature on the document of his own free will.

DISCUSSION As noticed, the Trial Court has found some suspicious circumstances as to whether the testator duly executed the Will in question after understanding its contents or not. Keeping the applicable principles in view, I may examine the factors and circumstances which are suspicious in character and they are overall impact on the document in questions. While entering into the facts and circumstances related with the Will, profitable it would be to recapitulate the background and the set up in which the contested Will is said to have been executed.

In relation to the Will in question, the Trial Court found several unexplained suspicious circumstances surrounded the Will, which are of material bearing and which have renamed unexplained, compelled the court to decline the grant probate of Will in favour of executor. The circumstances are:

1. The active involvement of the major beneficiary in the execution of the Will creates suspicious circumstances surrounded the Will. In this case, the appellant had fiduciary relation with testator. Both of the attesting witnesses and scribe are unknown to testator but were very close to executor. None of the neighbours were present at the time of execution of the Will and the witnesses were not present together nor they see draft Will or testator to sign the Will. They create suspicions as to the genuineness of Will. In these circumstances Trial Court has taken help of section 111 of Evidence Act to draw the presumption of good faith in the transaction between attorney and client and had rightly derived that Executor was 65 attorney of Testator in T.S. 203/2004 and this transaction was held during continuance of said relationship because being attorney, executor was in position of active confidence or exert undue influence on the testator which created doubt to the court whether Testator has put his signature on the document of his free Will or agency. Burden was upon the Executor to prove the good faith of the transaction and Testator put his signature on his own volition but he failed to discharge his burden. The illustration (a) of the section 111 of Evidence Act is directly related to the good faith of a sale by a client to an attorney is in question in a suit brought by the client, the burden of proving the good faith of the transaction is on the attorney.

He did not adduce anything in his testimony except that there is no legal barrier on transaction by client in favour of his attorney. To fortify his contention he relied on the contention of Surendra Pal & Ors. (supra) in which hon'ble Supreme Court has decided that relationships of advocate-client is not fiduciary in nature and will not be considered that such relationship will undue influence the desire of client. In common parlance this contention may be correct but when the transaction is challenge by client or his representative, the burden to prove the good faith of transaction will come to the fore and onus is thus required to be discharged by Executor. Now I think it necessary to have a look on the provision of section 111 of the evidence Act.

The Section 111 of Indian Evidence Act provides that "Where there is a question as to the good faith of a transaction between parties, one of whom stands to the other in a position of active confidence, the burden of proving the good faith of the transaction is on the party who is in a position of active confidence.

Illustrations 66 The good faith of a sale by a client to an attorney is in question in a suit brought by the client. The burden of proving the good faith of the transaction is on the attorney.

The good faith of a sale by a son just come of age to a father is in question in a suit brought by the son. The burden of proving the good faith of the transaction is on the father. The provision clearly put the executor under direct liability to establish the existence of good faith in transaction.

The second circumstances in the Will, which create suspicions as to it's genuineness, is the strange manner of writing and execution of the Will. Where the word "by" found inserted or written below the signature of Testator put on the top of the right side of first page of Will. Such word is unwarranted for Will. In his cross-examination PW1 admitted that while taking steps in court; generally at the top of right side, advocates write the name of client and then put the word "by" and then advocate put his signature under it. But was uncertain to say that generally advocates used to keep signed blank demi paper of old and ailing clients to use the same for taking necessary steps, in court but he denied if he keeps any such blank signed demi papers of his client. In fact there is no requirement of Law to insert word "by" below the signature of testator in Will because his signature on Will does not required to be identified. Its presence indicates that either the signature was made by Testator for different purpose or he was unable to understand the nature and effect of the disposition when he made his signature thereupon. Such circumstances are sufficient to create suspicions on genuineness of the execution of Will. However he escaped to give any satisfactory explanation thereof.

67

Third circumstances are related to a shaky and doubtful signature of the Testator on the Will. OPW1 denied the signature of alleged Testator on the alleged Will. She further stated that the Will was manufactured by Executor by using blank signed demi papers of testator kept with him for taking steps in eviction suit. OPW 2 also admitted in his cross-examination that Signature of alleged testator at the bottom of second page of the alleged Will seems doubtful. He has not been contradicted on this point by Executor. Since he worked as Junior under Testator for long period, a general presumption of law is in his favour that he should have been acquainted with his signature. PW2, PW3 and PW4 also admitted that they did not see the testator signing on the document. Absence of any relative or known person or neighberouers at the time of execution of Will added more doubts as to the genuineness of Will. Signature of Testator in English and Bengali is also create a suspicious circumstances. Executor failed to demolish the adverse presumption raised against proper execution of Will due to cumulative effect of these contradictions available in evidence.

The attesting witnesses were unreliable and there are contradictions in the statement of witnesses. None of the witnesses had any prior acquaintance or relation with Testator, as they admitted in their oral testimonies. PW2 stated that testator approached him to be attesting witness of the Will on a road but cannot say the date on which testator approached him. PW3 explicitly admitted that he has no relation with testator and hadn't any idea about the property of the testator including the property under the Will and PW4 also stated that he had no personal relation with the testator and had no access to the house of the testator and 68 he got acquainted with the testator in connection with this job as he assigned him.

Generally no testator call a stranger to be a witness of his Will. All the witnesses are not only stranger to testator but were also closely related to executor. Such circumstances are doubtful and executor failed to remove the doubts.

It is admitted fact that physical condition of Testator was not good. OPW1 and OPW2 has specifically stated that since October 2008, he lost his eye-sight due to detachment of retina as diagnosed by Dr. Bikas Basu, an eye surgeon at Kolkata. PW3 also admitted that he did not see the testator to scribe the Will. OPW2 has admitted that Testator was unable to write medical prescription since October 2008 and he was not contradicted on this point by Executor. PW4 admitted that he did not endorse anything on the Will as to the effect that the same was typed as per instruction of testator and that on the date of typing he himself experience the physical ability and capability of testator was not good and he had not seen the testator to write any document". Plethora of evidences on record are available to show bad physical condition of Testator but nothing is available on record to explain his mental health. PW1 deposed that the Will was authored by Testator in his sound mind. But when the genuineness of will is challenged by objector, the mental soundness of Testator will come to the fore. The burden was upon the Executor to prove that the testator at the relevant time was in a sound and disposing state of mind but he again failed to discharge the same.

69

The Will was not scribed in presence of witnesses as PW2 admitted that he cannot say where the Will was scribed and who scribed nor had acquaintance with another witness Sisir Koley. PW3 also stated that he hadn't seen the testator to scribe the Will nor see any draft of the Will. PW4 admitted that generally person intend to execute a Will approach any advocate first for drafting of the Will but he did not enquire the name of advocate who drafted the Will and he hadn't seen the testator to write any document. More so, Will was not signed by testator in presence of PW2 and PW3 which amount to violation of Section 63 of Indian Succession Act, which requires that the Will has to be attested by two or more witnesses, each of whom has seen such signing or affixation by testator.

Unjust exclusion of legal heirs is another indication as to suspicious circumstances of the Will. What was the compelling circumstances under which Testator was forced to disposed off his property to a person who was not related to him. Executor stated that he was taking care of Testator but he failed to substantiate his contention by supportive evidence. Evidences are silent on the purchase of medicines, appointment to doctor for the treatment of Testator, carried him to nursing home or cremation ghat. OPW2 was there and stated names of other persons was accompanied OPW2. Name of Executor were not taken by him. On the contrary Executor neither adduced any evidence to fortify his contention nor he cross contradicted OPW2 on this point.

Lastly, the evidences on record shows the active involvement of the beneficiary in the execution of the will, is also an indications of strong suspicions as to genuineness of Will.

70

Moreover, it is an ancestral property and the testator knowingly could not have bequeathed the entire property in favour of the alleged executor/beneficiary.

The relevant consideration would be about the quality and nature of each of these factors and then, the Cumulative effect and impact of all of them upon making of Will with free agency of the testator. In other words, an individual factor may not be decisive, but if after taking all the factors together, conscience of the court is not satisfied that the Will in question truly represents the last wish and proposition of the testator and is duly executed in accordance with law the Will cannot get approval of court. Conclusion The discussion foregoing is sufficient to find that thick clouds of suspicious circumstances are hovering over the Will in question which have not been cleared; rather abovementioned suspicious circumstance of the Will, effectively and completely demolishes the case of appellant. As a result, I find enough and cogent reasons to affirm the material findings of the trail court that it cannot be said that the testator executed and signed the document in question as his Will after having understood the meaning, effect and purport of the contents. The result, inevitable, is that this appeal deserves to be dismissed. Accordingly, and in view of the above this appeal fails and is, therefore, dismissed with cost assessed at Rs.30,000/- to be paid to the State Legal Services Authority that may be utilized for legal awareness.

(Uday Kumar, J.)