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 8, Cited by 0]

Delhi High Court

Sh. Rishi Kumar vs State & Anr. on 19 September, 2024

                          $~25
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                     Judgment delivered on: 19.09.2024
                          +      TEST.CAS. 78/2021
                                 SH. RISHI KUMAR                                   .....Petitioner
                                                    Through:    Mr. Deva Nand, Adv.
                                                    versus
                                 STATE & ANR.                                    .....Respondents
                                                    Through:    Mr. Pramod Kumar, Adv. for D-1
                                                                Mr. Sarfaraz Khan, Mr. Mirza Amir
                                                                Baig, Mr. Abdul Wahid Mashaal,
                                                                Advs.

                                 CORAM:
                                 HON'BLE MR. JUSTICE VIKAS MAHAJAN
                                                    JUDGMENT

VIKAS MAHAJAN, J. (ORAL)

1. The present petition has been filed under Section 228 of the Indian Succession Act, 1925 (hereinafter referred to as 'the Act') seeking letter of administration in respect of the Will dated 08.01.2013 executed by the testatrix late Smt. Ratna Devi.

2. The learned counsel for the plaintiff submits that the probate has already been granted with regard to the said Will vide judgment dated 30.10.2019 passed by the Court of Additional District Judge - 05, Central District, Delhi.

3. He invites the attention of the Court to the aforesaid judgment to contend that the letter of administration was however not granted to the Signature Not Verified Digitally Signed By:NARENDRA SINGH TEST.CAS. 78/2021 Page 1 of 7 ASWAL Signing Date:21.09.2024 20:23:39 petitioner for the reason that the estate affected was beyond the limits of the state and was exceeding an amount of Rs. 10,000/-. The relevant part of the judgment reads thus:

"28.Though, according to Section 270 of the Indian Succession Act, it can be said that this court has the jurisdiction to entertain the present petition PC No.13/18 Rishi Kumar vs. State & ors. page 16 of 19 filed for seeking probate (Letters of Administration) as the deceased Testator had a fixed place of abode in Delhi but Section 273 proviso provides that a District Judge can grant Probate or Letters of Administration as the case may be only in a case the value of property and estate beyond the limits of the jurisdiction of a court does not exceed Rs.10,000/. The said Section reads as under:
273. Conclusiveness of probate or letters of administration - probate or letters of administration shall have effect over all the property and estate, movable or immovable, of the deceased, throughout the State in which the same is or are granted, and shall be conclusive as to the representative title against all debtors of the deceased, and all persons holding properly which belongs to him, and shall afford full indemnity to all debtors, paying their debts and all persons delivering up such property to the person to whom such probate or letters of administration have been granted :
Provided that probate and letters of administration granted
(a) by a High Court, or
(b) by a District Judge, where the deceased at the time of his death had a fixed place of abode situate within the jurisdiction of such Judge, and such Judge certifies that the value of the property and estate affected beyond the limits of the State does not exceed ten thousand rupees, Signature Not Verified Digitally Signed By:NARENDRA SINGH TEST.CAS. 78/2021 Page 2 of 7 ASWAL Signing Date:21.09.2024 20:23:39 shall, unless otherwise directed by the grant, have like effect throughout the other States."

29. In view of the foregoing discussion, it can therefore be concluded that this Court does not have the jurisdiction to grant Letters of Administration to the petitioner in respect of the properties i.e. bank deposit and FDR in UCO Bank, Dhauli Piau Branch, Mathura, U.P. as referred to in the petition. I am accordingly declining to grant Letters of Administration in respect of the same.

4. However, liberty was granted to the petitioner to approach the Court of competent jurisdiction for grant of letter of administration under Section 228 of the Indian Succession Act, 1925 on the basis of authenticated copy of the Will dated 08.01.2013. At the same time, an authenticated copy of the Will was directed to be provided to the petitioner for enabling the petitioner to approach the Court of competent jurisdiction.

5. Sequel to above, the present petition has been filed by the petitioner under Section 228 of the Indian Succession Act, 1925. A perusal of paragraphs 18 and 19 of the aforesaid judgment shows that the Will has been proved by the Attesting witness. Even the finding has also been recorded in para 30 by the Additional District Judge that Will in question stands proved. The relevant paragraphs 18, 19 and 30 reads as under:

"18. Combined reading of the two Sections would show, for a Will to be executed it should be attested by two witnesses in the manner provided for in Section 63(c) of the Indian Succession Act. To prove the Will, however, examination of both attesting witnesses is not required, only one of the attesting witness may appear in court and depose as to the Signature Not Verified Digitally Signed By:NARENDRA SINGH TEST.CAS. 78/2021 Page 3 of 7 ASWAL Signing Date:21.09.2024 20:23:39 Will being executed in the manner prescribed under section 63 of the Indian Succession Act.
19.Testimony of one of the attesting witnesses i.e. PW3 Sh. Yogender Pal was recorded in the Court. Like it has been stated before, he had identified his signature on the Will Ex.PW1/1 at point A1 and that of deceased testatrix Smt. Ratna Devi at point B1. He had further deposed that the Will was signed by him as a witness along with another witness Sh. Hari Ram in the presence of late Smt. Ratna Devi and she had also signed her Will in their presence.
xxx xxx xxx xxx
30. Though this Court may not have jurisdiction to entertain the present Petition to grant Letters of Administration in respect of the properties referred above but it may be stated here at the same time that it does not prevent the petitioner from approaching the court of competent jurisdiction for the grant of Letters of Administration u/s 228 of the Indian Succession Act on the basis of authenticated copy of the Will dated 08.01.2013, considering that it has been held that the said Will stands proved in this case."

6. I have heard the submissions of the learned counsel for the petitioner. In view of the provisions of Section 228 of the Indian Succession Act, 1925 the letters of administration can be granted to the petitioner without leading any evidence. Section 228 of the Act reads as under:

"228. Administration, with copy annexed, of authenticated copy of will proved abroad.-- When a will has been proved and deposited in a Court of competent jurisdiction situated beyond the limits of the State, whether within or beyond the limits of 5 [India], and a properly authenticated copy of the will is produced, letters of administration may be granted with a copy of such copy annexed."
Signature Not Verified Digitally Signed By:NARENDRA SINGH TEST.CAS. 78/2021 Page 4 of 7 ASWAL Signing Date:21.09.2024 20:23:39

7. The purpose of Section 228 is to dispense with the need to produce and prove the original Will when the same has already been proved and deposited in a Court of competent jurisdiction. Thus, Section 228 enables the Court to grant letters of administration with a copy of Will if the Will has already been proved and deposited in a Court of competent jurisdiction.

8. In the present case the Will dated 08.01.2013 has been proved before the Court of Additional District Judge and the same is lying deposited in the said Court. Even the probate has also been granted with regard to the said Will vide aforesaid judgment dated 30.10.2019. Therefore, the present petition can be allowed and letter of administration can be granted to the petitioner on the basis of an authenticated copy of the Will dated 08.01.2013 which has been filed by the petitioner alongwith the present petition and is available in the file of this Court.

9. I am supported in my view by the decision of a coordinate bench of this Court in Dharamvir Sharma vs. State & Ors., 2008 SCC OnLine Del

205.The relevant part of the said decision reads as under:

"7. The object of Section 228 is to dispense with the need to produce the original will owing to its deposit in some other Court. The order under this provision is not like Section 276; however, its ancillary to a grant made by a competent Court. Before making an order on such application, the Court has satisfy itself that the copy produced before it answers the description in Section 228."

10. Likewise, in Narain Malik vs. State, 2017 SCC OnLine Del 8744, this Court granted letter of administration without recording any evidence in respect of a Will for which the probate had been granted by a competent Court in the State of New Jersey, USA by invoking the provisions of Section Signature Not Verified Digitally Signed By:NARENDRA SINGH TEST.CAS. 78/2021 Page 5 of 7 ASWAL Signing Date:21.09.2024 20:23:39 228 of the Act.

11. In the light of above discussed facts and the legal position, this Court is of the view that the Will dated 08.01.2013 of late Smt. Ratna Devi satisfies the requirement of Section 228 of the Indian Succession Act, 1925. Hence, I accept the said Will for which probate has already been granted by the Additional District Judge-05, Central District, Delhi vide judgment dated 30.10.2019.

12. Accordingly, the petitioner is granted letter of administration in respect of the two FDRs and one Saving Bank Account mentioned herein below, subject to the petitioner paying the requisite Court fee, on the basis of the valuation of the FDRs, as well as, the amount available in the said account:

(i) Saving Bank A/c Bearing No. 174401100000359, UCO Bank, Branch Dhauli Piau, Mathura, U.P. in the name of deceased Ratna Devi, total remaining balance upto 08.01.2018 is Rs.

28,076/-;

(ii)FDR under Kuber Yojna Deposit Scheme vide Receipt No. 17440310017692 dated 16.03.2012 amounting Rs. 1,64,766/- and the balance amount upto 01.02.2018 is approx. Rs. 2,50,000/- deposited in UCO Bank, Branch, Dhauli Piau, Mathura, U.P. in the name of deceased Smt. Ratna Devi; and

(iii) FDR under Kuber Yojna Deposit Scheme vide Receipt No. 17440310002063 dated 26.03.2010, amount Rs. 4,26,641/- and the balance amount upto 01.02.2018 is approx. Rs. 7,50,000/- deposited in UCO Bank, Branch, Dhauli Piau, Mathura, U.P. in the name of deceased Smt. Ratna Devi.

13. The Registry is directed to issue the letter of administration with copy Signature Not Verified Digitally Signed By:NARENDRA SINGH TEST.CAS. 78/2021 Page 6 of 7 ASWAL Signing Date:21.09.2024 20:23:39 of the Will annexed to the petition. Since there is no other claimant and probate qua the said Will was granted as early as on 30.10.2019, the requirement of furnishing of administration bond and surety bond is dispensed with.

14. The petition stands disposed of.

VIKAS MAHAJAN, J SEPTEMBER 19, 2024 N.S. ASWAL Signature Not Verified Digitally Signed By:NARENDRA SINGH TEST.CAS. 78/2021 Page 7 of 7 ASWAL Signing Date:21.09.2024 20:23:39