Delhi High Court
Satish Kumar Chojar vs Subhashni Chopra & Ors. on 1 July, 2014
Author: Rajiv Sahai Endlaw
Bench: Rajiv Sahai Endlaw
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 1st July, 2014.
+ CS(OS) 2190/2011 & IA.No.7476/2013 (of plaintiff to lead
additional evidence
SATISH KUMAR CHOJAR ..... Plaintiff
Through: Mr. Prabhjit Jauhar, Ms. Anupama
Kaul and Mr. Jeevan Sharma, Adv.
Versus
SUBHASHNI CHOPRA & ORS. ..... Defendants
Through: Mr. G.D. Chopra, Adv. for D-1 & 3.
Mr. Manuj Aggarwal, Adv. for D-2.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. The plaintiff has instituted this suit, for partition of property bearing
No.29/19, East Patel Nagar, New Delhi („suit property‟), and for permanent
and mandatory injunctions with respect to the property, pleading:-
I) that late Sh. Shanti Sarup Chojar (father of the plaintiff and the
three defendants) was granted leasehold rights in the suit property
vide registered perpetual lease deed dated 23.01.1981 executed in his
favour by the President of India through the Land & Development
Office;
II) that late Sh. Shanti Sarup Chojar executed a registered Will
dated 18.11.1991 recording that the plaintiff had been financially
CS(OS) 2190/2011 & IA.No.7476/2013 Page 1 of 35
helpful to him during his lifetime and bequeathing 55% share in the
suit property to the plaintiff and 5%, 20% and 20% to defendants
No.1,2 &3 respectively;
III) that it was also envisaged under the Will that the wife of Sh.
Shanti Sarup Chojar (Smt. Sushila Chojar) would be entitled to
possession of the suit property and to realise rent therefrom during
her lifetime and upon her demise, the property would devolve upon
the legal heirs as per the ratio provided in the Will aforesaid;
IV) that Sh. Shanti Sarup Chojar expired on 18.11.1998 leaving
behind his wife, the plaintiff (son), and the defendants (daughters) as
his only natural heirs; the wife of Sh. Shanti Sarup Chojar also
expired on 30.01.2007;
V) that the plaintiff is in possession of the ground floor of the suit
property whereas the defendant No.3 is in occupation of the first and
second floors; the defendants No.1&2 reside in their respective
matrimonial homes;
VI) that though the plaintiff is also in occupation of a room on the
second floor of the suit property but the entry thereto has been
CS(OS) 2190/2011 & IA.No.7476/2013 Page 2 of 35
blocked by defendant No.3 by putting a lock on the entrance of the
second floor;
VII) that a meeting was arranged on 02.06.2011 between the
plaintiff and the defendants where the plaintiff expressed the desire to
partition the suit property as per the Will of Sh. Shanti Sarup Chojar
but the said request was refused by the defendants No.1 to 3 who
insisted that the property be divided between the four legal heirs in
equal shares;
VIII) that the request of the plaintiff to get the suit property mutated
in the ratio contained in the Will and thereafter have the same
converted into freehold from leasehold was also turned down;
IX) that the plaintiff was thus constrained to get issued a legal
notice dated 15.06.2011 calling upon the defendants to partition the
suit property in the said ratio and the same was duly served on all the
defendants; and,
X) that though the defendants No.1&3 refused to accept the notice
but a reply dated 24.06.2011 was received from the defendant No.2
who in paragraph 3 thereof has accepted the fact that her late father
Sh. Shanti Sarup Chojar had left behind a Will whereunder she was
CS(OS) 2190/2011 & IA.No.7476/2013 Page 3 of 35
entitled to 20% share in the suit property and that she has no
objection to the said Will.
The plaintiff has accordingly prayed for a decree, of partition of the
suit property, declaring the shares of the plaintiff and the defendants therein
as per the Will aforesaid, of permanent injunction restraining the defendants
from creating third party rights in the suit property and of mandatory
injunction directing the defendants to join in applying for mutation of the
property as per the shares under the Will aforesaid and to thereafter in
applying for getting the leasehold rights in the suit property converted into
freehold.
2. The defendants No.1&3 have contested the suit, by disputing the
existence of any Will and further claiming an oral family settlement
between the heirs of Sh. Shanti Sarup Chojar in December 1998, pleading:-
(a) that under the aforesaid family settlement, the parties had
affirmed that Sh. Shanti Sarup Chojar had died intestate and the suit
property was partitioned by metes and bounds by the mother of the
parties and the plaintiff was allotted the ground floor, defendant No.3
was provided the first floor and the defendant No.1 was given the
second floor, with the common areas to be used by all the parties; the
CS(OS) 2190/2011 & IA.No.7476/2013 Page 4 of 35
defendant No.2 who was very well placed, was given roof rights over
the second floor;
(b) that the parties since then, have been in possession of their
respective portions for more than 12 years and the family settlement
has thus been fully acted upon;
(c) that the plaintiff has suppressed the material fact that Sh. Shanti
Sarup Chojar, upon realizing that the document got registered by the
plaintiff at the office of the Sub Registrar was a Will, had in the
presence of the plaintiff, torn and destroyed the same; this was
declared so by the father in the presence of the defendants and the
plaintiff even had agreed that he would not claim any share under the
Will;
(d) that the plaintiff has been residing in Dehradun since the last
three years and it is the plaintiff who has put a lock on the room of the
second floor to harass the defendants;
(e) that the Sh. Shanti Sarup Chojar has also left various bank
deposits/movable property etc. which under the family settlement
were directed by the mother of the parties to be kept deposited for a
CS(OS) 2190/2011 & IA.No.7476/2013 Page 5 of 35
period of fourteen years and the plaintiff is thus liable to disclose and
render accounts thereof;
(f) that the defendants No.1&3 have never been served with any
legal notice and that the defendant No.2 has colluded with the
plaintiff to wrongfully admit the untenable claim of the plaintiff;
(g) that the plea of the plaintiff of being in occupation of a room on
the second floor is false since the entire second floor is in possession
of defendant No.1, though for the purpose of convenience she has
been mostly living in her matrimonial house.
3. The defendant No.2 has also a filed a written statement and has
though not disputed the Will but claimed that she cannot be compelled to
apply for mutation or get the property converted into freehold; it is pleaded
that the suit property being leasehold, cannot be partitioned since the same
would be in conflict with the Government Policy and the terms and
conditions of the lease deed.
4. The plaintiff has filed a replication to the written statements of
defendants No.1&3 denying any family settlement or knowledge on any
movable properties. He has denied possession of defendant No.1 of the
CS(OS) 2190/2011 & IA.No.7476/2013 Page 6 of 35
second floor and stated that he was not even in Delhi when the Will was
registered and was working in Mumbai at that time. The plaintiff has also
filed a replication to the written statement of defendant No.2 but nothing
new has been stated therein.
5. Vide ex-parte ad-interim order dated 09.09.2011, while issuing
summons of the suit, the parties were directed to maintain status quo with
respect to title and possession of the suit property. Vide subsequent order
dated 13.04.2012, the said interim order was made absolute and the
following issues were framed in the suit:
1) Whether the plaintiff is entitled to 55% share in the suit
property in terms of the registered Will dated 18.11.1991
executed by his late father Shri Shanti Sarup Chojar? OPP
2) Whether the suit property bearing number 29/19, East Patel
Nagar, New Delhi is liable to be partitioned by metes and
bounds in accordance with the Will executed by the father of
the parties? OPP
3) Whether there is any family settlement deed between the parties
executed during the lifetime of the mother of the parties? OPD
1 &3
4) Whether the Will dated 18.11.1991 has been executed by late
Shri Shanti Sarup Chojar in sound disposing mind? OPP
5) Relief.
Evidence was recorded before the Local Commissioner and the
counsels of the parties were heard and judgment reserved. The plaintiff
thereafter filed application being I.A. No.7476/2013 for leading additional
CS(OS) 2190/2011 & IA.No.7476/2013 Page 7 of 35
evidence. The plaintiff, vide the said application seeks to correct his error of
not confronting Advocate M.N. Sharma (PW2) with the certified copy of the
registered Will during his examination in chief on 05.09.2012. The
defendants No.1&3 have contested the said application by filing a reply
thereto stating that no application lies after the hearing has been concluded
and the judgment in the matter reserved; they have also pointed out that it is
not open to the plaintiff to fill up the lacunas in his evidence after the same
were highlighted during the final arguments. The counsels were heard on
the said application also and the order thereon also reserved with the
clarification that if the application is dismissed, the judgment in the suit
would be pronounced along with the order on the application.
6. The plaintiff, in his evidence filed affidavits by way of examination in
chief of himself (PW1) and Advocate M.N. Sharma (PW2) who is claimed
to have drafted the Will as well as attested the same. The same were
tendered in evidence. Mr. Hemant Bhatia, Record Keeper, Office, Sub
Registrar, Kashmiri Gate (PW3) was also summoned with relevant records
for production of the registered Will. The defendants No.1&3 tendered in
evidence affidavits by way of examination in chief of defendant No.3
(DW1) and Ms. Rashmi Batra (DW2) - a family friend of the defendants‟
CS(OS) 2190/2011 & IA.No.7476/2013 Page 8 of 35
family and alleged to be a witness to the family settlement. All the witnesses
were duly cross examined by the opposing counsels. The defendant No.2
neither led any evidence nor cross-examined the witnesses, neither of the
plaintiff nor of defendants No.1&3.
7. The controversy for adjudication in the suit centres around the
existence of the Will of the father and the effect if any of the family
settlement, again if any, on the said Will.
8. As far as the existence of the Will is concerned, not only the
defendant No.2, but even the defendants No.1&3 have expressly admitted
the same. The defendants No.1&3 in this regard, in para 3 of the
preliminary submissions of their written statement have pleaded:
"3. That the plaintiff has also suppressed the material facts
that his father in his presence had told that the plaintiff had
taken him to the office of the Sub Registrar and got registered a
document. When the father of the plaintiff came to know that
the document purported to be was a Will he torn out and
destroyed the same. This was declared by the father of the
parties in the presence of the defendants. The plaintiff had
agreed in the presence of his father that he would not claim any
will and for this reason after the death of his father, the legal
heirs have arrived at a mutual oral family settlement."
and in para 1 of the preliminary submissions have pleaded as under:
CS(OS) 2190/2011 & IA.No.7476/2013 Page 9 of 35
"....The plaintiff has suppressed the material facts that after the
death of late Shri Shanti Swaroop Chojar on 18.11.1998, there
had taken place a family settlement at the instance of Smt.
Sushila Chojar. In the said family settlement, it was affirmed
by all the parties that Shri Shanti Swaroop Chojar had died
intestate."
The aforesaid, in my opinion, amounts to unequivocal admission by
the defendants No.1&3 also of not only the valid execution and registration
of the Will by the father but also of knowledge of the father of the contents
of the Will, even if, of after the execution and registration of the Will. I am
further of the view that once the defendants No.1&3 have so admitted the
knowledge of the father of the contents of the Will and have pleaded that the
father destroyed the Will because he did not intend to bequeath the property
as per the said Will, if the defendants No.1&3 fail in proving that the father
so destroyed the Will, not only are they bound by admission of execution
and registration of the Will but are also to be deemed to have admitted that
the said Will is as per the want of the father. The father, even if at the time
of execution did not have knowledge of contents of the document executed
and registered by him, if not proved to have destroyed the Will, has to be
deemed to have approved of the contents. It matters not, whether the
knowledge of the contents was of the time of execution or of after
CS(OS) 2190/2011 & IA.No.7476/2013 Page 10 of 35
execution. Thus, the enquiry under Issues No.1, 2 & 4 which pertain to the
Will, has to be of proof of destruction of the Will.
9. If the defendants No.1&3 fail to prove destruction of the Will but
prove the family settlement, pleaded as under in paras 4-5, 6 and 10 of
parawise reply in the written statement:
"4-5. .....As already stated after the death of father of the
plaintiff, there had taken place a mutual settlement and it was
specifically agreed that the property would devolve by
inheritance in accordance with law. It may be mentioned that
the defendant No.3 has been in possession of the first floor as
owner ever-since family settlement. Similarly the defendant
No.1 had been in possession of the second floor as owner. It is
again specifically denied that there was any registered will and
/ or rights were to devolve on the parties by virtue of the
alleged will. It had always been accepted by all the parties that
there was settlement during the life time of the mother as
mentioned above, and no will was left by the father of the
parties. It is therefore, absolutely wrong that the plaintiff
wanted share as per the alleged will. It may again be
mentioned that since no will was left by the father of the parties,
the bank deposits were never apportioned as per the alleged
will but had been kept to be divided later on so that movable
property / money is not dwindled.
6. ....The plaintiff admits that he is in possession of the
ground floor. His possession of the ground floor is only in
terms of the family settlement as mentioned above.
10. .....However, after the death of the father, there had been
family settlement as mentioned above and it is most unfortunate
that after enjoying possession of the ground floor, for more
than 12 years, exclusively the plaintiff has filed this suit
malafide with a view to sell the whole house and go away with
CS(OS) 2190/2011 & IA.No.7476/2013 Page 11 of 35
cash. He is living in Dehradun. In view of the facts stated in
this written statement, there is no question of again partitioning
the property by metes and bounds.......The property already
stands partitioned by virtue of the oral family settlement which
had been acted upon. Otherwise, the answering defendant
would have also claimed possession of the ground floor also.
But the defendant have always honoured the family
settlement.",
then the question for adjudication would be, the effect if any of such
Family Settlement on the Will and which would be decided under Issue
No.3. Though, no specific issue has been framed on the plea of defendant
No.2, of the property being impartible, but that aspect will also be
considered under Issue No.3.
10. I accordingly proceeded to adjudicate the issues.
Issues No. 1, 2 & 4
11. As aforesaid, all the defendants have expressly admitted the execution
and registration of the Will of the father on which the claim of the plaintiff
for a 55% instead of 25% share in the property which he would have as per
law of succession applicable in the absence of a Will, is pegged. However,
it is the case of the defendants No.1&3 that it was the plaintiff who had
taken the father to the office of the Sub Registrar and got a document
registered but when the father came to know that the document got
CS(OS) 2190/2011 & IA.No.7476/2013 Page 12 of 35
registered from him was a Will, he tore and destroyed the same. It is thus
for the defendants No.1&3 to prove that the plaintiff took the father to the
office of the Sub Registrar and got registered a document which the father
executed without knowing that it was his Will, and that the father upon
coming to know of the same, tore and destroyed the same. Though Issue
No.4 also addresses the aspect of the father being in a sound disposing mind
at the time of execution thereof but no such defence is found in the written
statement of the defendants No.1&3 and such issue appears to have been
framed in a routine manner. Rather, it is the case of the defendants No.1&3
that the father, though not aware at the time of execution and registration of
the contents of the document got executed and registered, subsequently
became aware of the same and being not in agreement therewith, tore and
destroyed the Will. The father could not have tore and destroyed the Will
without being in a sound disposing mind.
12. The plaintiff appearing as PW-1, Sh. M.N. Sharma, Advocate
appearing as PW-2 as also by the Record Keeper of the office of the Sub
Registrar-I, Kashmiri Gate, Delhi appearing as PW-3 have purported to
prove the Will. However, it may be highlighted that the original Will has
not come before the Court. While the plaintiff purported to prove a certified
CS(OS) 2190/2011 & IA.No.7476/2013 Page 13 of 35
copy (obtained from the office of the Sub Registrar Kashmiri Gate) of the
Will as PW-1/3, the witness from the office of the Sub Registrar deposed on
the basis of the copy of the Will in the record brought by him. It is the case
of the defendants No.1&3 that the original has not been produced because it
is destroyed.
13. As far as the plea of the defendants No.1&3, of the plaintiff having
got executed and registered the document from the father without the father
knowing the nature and contents of the document, the same is without any
particulars and vague. As aforesaid, it is not the case of the defendants
No.1&3 that the father, at the time of execution and registration of the
document owing to illness or any other reason, was not in his senses. In the
ordinary course of human conduct and behaviour and otherwise, a person is
presumed to know the consequences of his actions. It was thus for the
defendants No.1&3 to plead and prove, as to exercising what undue
influence and / or by making what mis-representations, the plaintiff
managed to get the document executed and registered from the father
without the father knowing the nature and contents of the document. No
such particulars have been taken. The plea thus to the said effect is bald.
CS(OS) 2190/2011 & IA.No.7476/2013 Page 14 of 35
14. Though the plaintiff in his replication to the written statement of the
defendants No.1&3 pleaded that he was working in Mumbai and was not in
Delhi when the Will was registered but did not depose so in his
examination-in-chief. However, in response to the cross-examination by the
counsel for the defendants No.1&3, he deposed:
(i) that the Will was not executed in his presence;
(ii) that he came to know of the Will subsequently when he came
from Bombay and when the father told him of the execution of the
Will;
(iii) that he had never seen the original Will;
(iv) that he told the defendants of the Will immediately after the
demise of the father and all the defendants admitted the same;
(v) that he was living on the ground floor along with the parents
since October, 1995 and first and second floors of the property were
lying vacant from 1998 to 2004, though under his supervision and the
defendant No.3 came in occupation of the first floor in March/April,
2004 for a temporary period, as her husband was sick;
CS(OS) 2190/2011 & IA.No.7476/2013 Page 15 of 35
(vi) that he had not informed of the Will, neither to the MCD nor to
the L&DO nor to any other department;
(vii) that he was in service and was posted outside Delhi from 1965
till his resignation in 1995;
(viii) that he could not produce any documentary proof of having
rendered financial assistance to his father;
(ix) that his wife had started working in 1983 in Dehradun and so
remained working till her retirement in the year 2005.
15. A perusal of the cross-examination also shows that the defendants
No.1&3, even in the cross-examination of the plaintiff, did not put to the
plaintiff any circumstance or representation, taking advantage of / by
making of which the plaintiff got the document which subsequently
transpired to be a Will executed and registered from the father. In fact, the
plaintiff was not even controverted qua his statement that he was not present
in Delhi at the time of execution and registration of the document. The only
suggestion given was that after the father had come to know that the
plaintiff has procured a document as a Will, the father destroyed the same
and which was denied by the plaintiff.
CS(OS) 2190/2011 & IA.No.7476/2013 Page 16 of 35
16. PW-2 Sh. M.N. Sharma, Advocate in his affidavit by way of
examination-in-chief deposed that he had drafted the Will as per the
instructions of Sh. Shanti Sarup Chojar; that Sh. Shanti Sarup Chojar was in
sound and disposing mind and physically fit and had himself read over the
contents of the document and had signed the same in his presence and in the
presence of another witness Sh. Ravinder Kumar Rampal. In his cross-
examination by the counsel for the defendants No.1&3, he deposed:
(a) that he did not personally know Sh. Shanti Sarup Chojar who
had come to him as a client;
(b) that he had earlier not done any legal work for Sh. Shanti Sarup
Chojar but had seen his proof of identity;
(c) that at the time of execution and registration, Sh. Shanti Sarup
Chojar was accompanied by the other witness Sh. Ravinder Kumar
Rampal and the Deed Writer; however, the Deed Writer left after
introducing Sh. Shanti Sarup Chojar;
(d) that he did not recognize the plaintiff and had seen him for the
first time on the date of his deposition;
CS(OS) 2190/2011 & IA.No.7476/2013 Page 17 of 35
(e) that the Sub Registrar has seen the document of identification
of Sh. Shanti Sarup Chojar.
17. It is significant that no suggestion even was given by the counsel for
the defendants No.1&3 in the cross-examination of PW-2 that the plaintiff
had accompanied Sh. Shanti Sarup Chojar at the time of execution and
registration of the Will.
18. The defendant No.3 Smt. Suraksha Madan appearing as DW-1 in her
affidavit by way of examination-in-chief reiterated that the father, upon
coming to know that the document got executed and registered from him
was a Will, tore and destroyed the same and that is why the plaintiff had not
filed the original Will before the Court. She in her evidence also did not
disclose as to in what circumstances and my making what representation,
the plaintiff could make the father sign and execute the document without
the father knowing the nature and contents of the document.
19. In her cross-examination, she deposed:
(I) that in the year 1991 i.e. the year of registration of the Will, the
plaintiff was doing service in Mumbai;
CS(OS) 2190/2011 & IA.No.7476/2013 Page 18 of 35
(II) that she was not sure, whether on 18.11.1991 i.e. the date of
execution and registration of the Will, the plaintiff was in Delhi or
Mumbai;
(III) that "may be" Sh. Ravinder Kumar Rampal being the other
attesting witness to the Will, was living in the adjoining property at
that time;
(IV) that she could not tell "the exact period when the Will was
torn" by the father‟ the father; had told her of having torn the Will in
the year 1996-1997;
(V) that she was not aware about the Will and came to know of the
same only when the father so informed her;
(VI) that her father was called an Electrical Engineer and was doing
business;
(VII) denied the suggestion that the father had never torn the Will
and in fact she had misplaced the Will;
(VIII) that the talk in which "the plaintiff agreed in front of the father
that he will not claim anything under the Will" never happened.
CS(OS) 2190/2011 & IA.No.7476/2013 Page 19 of 35
20. The only other witness examined by the defendants did not depose
about the Will or its destruction but in her cross-examination stated that the
mother of the parties had told her about the Will and the same having been
torn.
21. As would be apparent from the above, the defendants have failed to
prove; either that the plaintiff had got executed and registered the document
titled as and purporting to be the Will from the father without the father
knowing the nature and contents thereof, or, of the father having torn the
Will.
22. The fact however remains that the original Will has not come before
the Court.
23. The plaintiff has also not led any evidence of the whereabouts of the
original Will except for the suggestion in the cross-examination of the
defendant No.3 appearing as DW-1 that the defendant No.3 had misplaced
the original Will.
24. The question which arises is whether from the mere non-availability
of the original Will, the revocation by destruction thereof has to be
presumed.
CS(OS) 2190/2011 & IA.No.7476/2013 Page 20 of 35
25. Section 70 of the Indian Succession Act, 1925 provides that no Will
shall be revoked otherwise than (i) by marriage; (ii) or by another Will; (iii)
or by some writing declaring an intention to revoke the same and executed
in the same manner as a Will; or (iv) by burning or tearing or otherwise
destroying the same by the testator with the intention of revoking the same.
Therefrom it follows that from a mere non-availability of the original Will,
the presumption of revocation by destruction thereof, is not to be drawn. It
has to be proved by the person who pleads such revocation by destruction
that the Will was destroyed with the intention of revoking the same. To that
effect, as aforesaid, no evidence has been led by the defendants No.1&3.
26. The Supreme Court in Durga Prashad Vs. Debi Charan (1979) 1
SCC 61 held that where a Will has been properly executed and registered by
the testator and not found at the time of death, the question whether the
presumption that the testator had revoked the Will can be drawn or not will
depend on the facts and circumstances of each case. It was further held that
in our country, most of the people are not highly educated and do not in
every case take the care of depositing the Will in the bank or with the
Solicitors and as a result of which the possibility of the Will being stolen,
lost or surreptitiously removed by interested persons cannot be excluded. It
CS(OS) 2190/2011 & IA.No.7476/2013 Page 21 of 35
was yet further held that when there is no obvious reason or clear motive for
the testator to revoke the Will and yet the Will is not found on the death of
the testator, it may well be that the Will was misplaced or lost or was stolen
by the interested persons. An interesting discussion in this respect is also to
be found in the judgment of the Division Bench of the High Court of Orissa
in Brundaban Chandra Vs. Ananta Narayan Singh Deo AIR 1956 Orissa
151 and in Salem Town Bazaar Street, Kannika Vs T.K. Sadasivam
Chettiar MANU/TN/0322/1980.
27. In the light of the said legal position, the judgment of the Division
Bench of this Court in Pt. Devi Charan Vs. Durga Pershad AIR 1967 Delhi
128 relied on by the counsel for the defendants no.1 and 3 and in which
case, in the facts and circumstances thereof, a presumption of destruction
from non availability of the original was drawn, is of no avail.
28. Else, a Will like any other document may be proved either by primary
evidence i.e. by producing and proving the original or by secondary
evidence, within the meaning of Sections 62 & 63 of the Indian Evidence
Act, 1872.
29. The plaintiff in his evidence, as aforesaid, attempted to prove a
certified copy of the Will obtained from the office of the Sub Registrar and
CS(OS) 2190/2011 & IA.No.7476/2013 Page 22 of 35
to which objection was taken by the counsel for the defendants No.1&3 and
which objection is also to be dealt with now. The plaintiff examined one of
the attesting witnesses of the Will Sh. M.N. Sharma, Advocate. He, in his
affidavit by way of examination-in-chief though generally referred to the
Will but not with respect to any particular document, not even with
reference to the certified copy of the Will placed by the plaintiff on record.
No such reference was got made from him even when he tendered the said
affidavit into evidence. It was in this context, enquired from the counsel for
the plaintiff during the hearing, as to how it could be known, as to with
respect to what document the witness was deposing and how the attesting
witness could be said to have identified the signatures of the testator or of
the other witnesses or his own signatures on any document/Will. In fact, it
was unnerved by the said enquiry, that the counsel for the plaintiff has
subsequently moved an application for additional evidence. Reliance was
however placed on Mahesh Kumar Vs. Vinod Kumar (2012) 4 SCC 387
and on Hameed Vs. Kanhaiya 2004 Allahabad Law Journal 3654 to
contend that even a certified copy of the Will could be proved and on Ram
Lal Vs. Hari Krishan AIR 1988 Delhi 73 and Sita Ram Vs. R.D. Gupta
AIR 1981 Punjab & Haryana 83 to contend that the Will has been proved.
CS(OS) 2190/2011 & IA.No.7476/2013 Page 23 of 35
30. Though the copy of the Will in the office of the Sub Registrar was
requisitioned and produced by PW-3 but on a different date from the one
when the PW-2 was examined. PW-3 was producing the same of course
was not privy to execution and registration and could not have proved the
Will.
31. As far as the proof by the plaintiff of the Will is concerned, the
plaintiff not being an attesting witness thereto, could not have proved the
same. A Will, being a document required by Section 63 of the Succession
Act to be attested, under Section 68 of the Evidence Act cannot be used as
evidence until one attesting witness at least has been called for proving its
execution. The plaintiff has thus led the evidence mechanically and without
regard to law and which lacunas/errors, the counsel for the plaintiff now
seeks to make up, upon being made wiser during the hearing.
32. However, notwithstanding such neglect on the part of the plaintiff in
proving his case, I am inclined to hold the Will to have been validly proved
for the following reasons and owing whereto do not feel the need to
consider the application of the plaintiff for additional evidence, moved out
of fright rather than by addressing the reasons herein below mentioned:
CS(OS) 2190/2011 & IA.No.7476/2013 Page 24 of 35
(A) The defendants No.1&3 who really are the contesting
defendants qua the Will having in their pleadings admitted as
aforesaid the valid execution of the Will;
(B) The counsel for the defendants No.1&3 also, notwithstanding
the counsel for the plaintiff having not referred to any document
sought to be proved as Will, while examining the attesting witness
thereto, having proceeded to cross-examine him on the premise that
the witness has deposed about the document on record; a perusal of
the entire cross-examination shows that the counsel for the defendants
No.1&3 proceeded on the premise that the document deposed by the
said witness was the certified copy of the Will on record;
(C) PW-3 from the office of the Sub Registrar who had brought file
from the office of the Sub Registrar containing a copy of the Will
registered in that office having deposed that the same contained "the
original signatures of the testator Sh. Shanti Sarup Chojar on both the
pages along with the signatures of the witnesses" and he having not
been controverted on the said aspect, though he stated that he could
not identify the signatures; I am in this regard reminded of what the
lawyers of a bygone era, steeped in trial and which art is now dying,
CS(OS) 2190/2011 & IA.No.7476/2013 Page 25 of 35
used to say, that a Will mostly not proved in the classic sense by the
Advocate for the propounder thereof but is nevertheless proved by
unnecessary and excessive cross-examination by the Advocate for the
party challenging the Will;
(D) It has been held in Prithi Chand Vs. State of Himachal
Pradesh (1989) 1 SCC 432, Kewal Krishan Mayor Vs. Kailash
Chand Mayor 95 (2002) DLT 115, Continental Telepower
Industries Ltd. Vs. UOI MANU/DE/1691/2009 and Narender Nath
Nanda Vs. The State MANU/DE/1626/2010 that a document
containing carbon copy of the signatures is also primary evidence;
(E) It has been held in Y. Narsimha Rao Vs. Y. Venkata Lakshmi
(1991) 3 SCC 451 that even a photocopy of the original is secondary
evidence. The certified copy of the Will on record is a photocopy of
the original;
(F) The mistakes in proof are of the Advocate of the plaintiff. It is
the settled principle in law (see Rafiq Vs. Munshilal (1981) 2 SCC
788) that a litigant ought not to suffer for mistake of his Advocate.
The mistake here is undoubtedly of counsel in proving the Will in the
classic sense. Though in some subsequent decisions it has been held
CS(OS) 2190/2011 & IA.No.7476/2013 Page 26 of 35
that a litigant is bound by mistakes of his Advocate but the mistakes
here are such, qua which the plaintiff could not have taken any
remedial action.
I on appreciation of the pleadings, evidence and the documents
on record, am satisfied of the existence and validity of the Will and
hold that the Will dated 18.11.1991 of the predecessor in title qua the
suit property stands proved.
33. Though the plaintiff as aforesaid has failed to give any reason for
non-production of the original Will but from a reading of the entirety of the
evidence including the lengthy cross-examination by the counsel for the
defendants No.1&3 of the plaintiff and of the replies given by the defendant
No.3 in her cross-examination, it is abundantly proved that the defendant
No.3 had much more access than the plaintiff to the parents. The possibility
thus of the defendants No.1&3 being in possession of the original Will and
having suppressed the same cannot be ruled out. The plaintiff had no reason
to suppress the same. It is not the case of the defendants that the father had
put an endorsement of "cancelled" on the original, for the plaintiff to be
interested in suppressing the original. Rather, it is the plea of the defendants
CS(OS) 2190/2011 & IA.No.7476/2013 Page 27 of 35
No.1&3 that the original was torn and destroyed and which they have failed
to prove.
34. It is not the case of any of the defendants that as per the said Will
even if proved, the parties do not have the shares in the property as pleaded
by the plaintiff.
35. I have nevertheless perused the Will which I have held to have been
proved and find the same in paras 2 to 4 thereof to be providing as under:
"2. I Shanti Sarup Chojar (Testator) affirm and bequeath
that after my death my wife Sushila Chojar (legatee) would be
wholly and solely entitled to get possession of all my property
both movable and immovable as mentioned in para one above
of the testament. Besides my wife Sushila Chojar would have
the liberty to realize rents and collect gains from all sources
concerned, and utilize them according to her own wishes.
3. I Shanti Sarup Chojar (Testator) affirm and bequeath
that after death of my wife Sushila Chojar (a) my son Satish
Kumar Chojar who leaves one son and one daughter and being
financially helpful to me through out my life would be entitled
to fifty five percent share in my property both movable and
immovable, (b) my daughter Savita Kapoor w/o Shri Santosh
Kumar Kapoor, who bears three sons shall be entitled to twenty
percent share in my property both movable and immovable, (c)
my daughter Suraksha Madan wife of Shri Lalit Kumar Madan
would be entitled to twenty percent share in my property both
movable and immovable, (d) my daughter Subhashni Chopra
wife of Shri Subhash Chander Chopra who does not bear any
child, nor has adopted any child, would be entitled to five
percent share in my property both movable and immovable.
CS(OS) 2190/2011 & IA.No.7476/2013 Page 28 of 35
4. I Shanti Sarup Chojan affirm and bequeath that if the
death of my wife Sushila occurs before my death then after my
death the disposal of my property both movable and immovable
will be dealt with as mentioned above in para three of the (Will)
Testament."
36. I am of the view that under the aforesaid Will, the predecessor in title
of the parties had bequeathed the property to his wife. Such bequeath to the
wife cannot be said to be a limited one. The use by the testator of the words
"wholly and solely" negate, the bequeath to the wife being of a life interest
or life estate only. The words used in the Will "my wife Sushila Chojar,
would have the liberty to realize rents and collect gains from all sources
concerned and utilize them according to her own wishes" cannot be read as
limiting the right of the wife only to collecting the rents and not having the
power to sell the property. The bequeath to the son and daughters is only
"after death of my wife Sushila Chojar". It becomes further clear from
Clause-4 that the bequeath to the son and daughters immediately on the
demise of the testator was to be only in the event of the wife predeceasing
the testator and not otherwise. Had the bequeath been intended to be to the
son and daughters with the wife having only a life interest, Clause-4 would
not have been inserted, as in that case the son and daughters would have a
residuary interest in the property immediately on the demise of the testator.
CS(OS) 2190/2011 & IA.No.7476/2013 Page 29 of 35
37. The Supreme Court in Mauleshwar Mani Vs. Jagdish Prasad (2002)
2 SCC 468 on the basis of the words "Pane ki Musthak" and "Ba Akhtiar
Intakal" used in a Will made in Hindi language held the bequeath to be of an
unlimited and an absolute estate and not a limited one. The Division Bench
of this Court in Judge Pal Khera Vs. Chand Rani Khera
MANU/DE/1766/2012 also held the use of the words "absolutely" and
"exclusively" in the Will to be indicative of bequeath of an absolute and
unlimited estate and not a limited one.
38. The question which however arises is whether the predecessor in title
of the parties having bequeathed the property wholly and solely to his wife
could have provided for the manner in which the property was to be dealt
with after the death of his wife. In my opinion, he could not have done so.
A testator, once has bequeathed the property wholly and solely to his wife
and the wife is alive on the date of the demise of the testator, the property
becomes of the wife and any provision in the Will, of the manner in which
the property is to be inherited after the demise of the wife, is of no avail.
This is the reason that once the property has on the demise of the testator
vested in the wife of the testator, the same in the absence of a Will of the
wife of the testator, has to be dealt with in accordance with law of
CS(OS) 2190/2011 & IA.No.7476/2013 Page 30 of 35
succession application to such wife. Reliance if any required in this regard,
can be placed on Sadaram Suryanarayana Vs. Kalla Surya Kantham
(2010) 13 SCC 147.
39. It is the admitted position that the mother of the parties died intestate.
In accordance with the law of succession applicable to her, on her demise,
the property would be inherited equally by her children i.e. by the plaintiff
and the defendants No.1&3.
40. Thus, though I hold the plaintiff to have proved the Will and the
defendants to have failed to prove the Will having been revoked by
destruction but on an interpretation of the Will, I am unable to find the
plaintiff entitled to 55% share in the property. Rather, the plaintiff and the
three defendants are found to have an equal share in the property. The
Issues No.1, 2 & 4 are decided accordingly.
Issue No.3
41. The plea of the defendants No.1&3 is that the plaintiff in the family
settlement after the death of the father, not only admitted the father having
died intestate but also to partition of the property, with the plaintiff getting
the ground floor, defendant No.3 getting the first floor, defendant No.1
CS(OS) 2190/2011 & IA.No.7476/2013 Page 31 of 35
getting the second floor and the defendant No.2 having the roof right over
the second floor. Though in view of my interpretation of the Will, the plea
of the defendants No.1&3, of the plaintiff having in the said family
settlement agreed to the father having died intestate becomes redundant but
for the sake of completeness, the same is also adjudicated.
42. Though in my view, the share even if any of the parties in the ratio as
pleaded by the plaintiff, could in a family settlement have been agreed to be
25% only but the fact remains that the defendants have utterly failed to
prove any such family settlement. The defendant No.3 appearing as DW-1
in her cross-examination admitted that there is no Deed or document of
family settlement and there is no other documentary proof thereof also.
There is also nothing to show that the parties at any time acted in
consonance with the said family settlement. The mere factum of the
plaintiff being in possession of the ground floor and the defendant No.3
being in possession of first floor is not indicative thereof. It has been
admitted by the defendant No.3 in evidence that the parents of the parties
were living on the ground floor of the property and the upper floors were
being rented. It has further been admitted by the defendant No.3 in
evidence that the plaintiff from time to time used to reside with the parents
CS(OS) 2190/2011 & IA.No.7476/2013 Page 32 of 35
on the ground floor. The defendant No.3 has in cross-examination admitted
to have come to occupy the first floor after she had left the official
accommodation allotted to her husband at Pandara Road, New Delhi. The
defendant No.3 in her cross-examination of the plaintiff and in her own
cross-examination has replied that the house tax of the property remained
one. Had the parties felt the need for any family settlement as is pleaded by
the defendants No.1&3, the parties in the ordinary course of human
behaviour, would have also pursuant thereto dealt with the property
accordingly. It is not the case of the defendant No.3 that the property tax
was shared floorwise. The defendant No.1 has not even appeared as a
witness to prove the family settlement. The evidence of the DW-2
examined is hear say. I thus hold the defendants No.1&3 to have failed to
prove the family settlement and decide Issue No.3 against the defendants
No.1&3.
43. As far as the plea of the defendant No.2 of the property being
impartible is concerned, the said question is no longer res integra. I have in
Madan Lal Vs. Kuldeep Kumar MANU/DE/4039/2013, on a conspectus of
case-law in this regard held that the terms of the perpetual lease of the land
underneath the property prohibiting partition thereof, do not prevent the
CS(OS) 2190/2011 & IA.No.7476/2013 Page 33 of 35
superstructure from being partitioned. There is thus no merit in the said
plea of the defendant No.2.
44. The plea of the defendant No.2 of the property being impartible and
the plea of the defendants No.1&3 of the property having already been
partitioned in family settlement having been negated, a decree for partition
and for which relief the suit has been filed, has to follow. However, the
plaintiff having failed in his plea of having inherited 55% share in the
property under the Will of the father and the shares of the parties having
been found to be equal, a preliminary decree for partition is passed declaring
the plaintiff as well as the three defendants to be having 25% share each in
the property.
45. The plaintiff is also found entitled to the relief of permanent
injunction restraining the defendants from dealing with the property in
which all the parties have a share from dealing therewith. Of course such
injunction will be till the execution of the final decree for partition.
Accordingly, the parties are restrained till the execution of the final decree
for partition in this suit from alienating, encumbering or parting with
possession of any share or portion of the property.
CS(OS) 2190/2011 & IA.No.7476/2013 Page 34 of 35
46. As far as the claim of the plaintiff for mandatory injunction is
concerned, the same is found to be in interest of all the parties and in aid to
the final decree for partition to follow in this suit. Accordingly, all the
parties are directed to, within sixty days hereof, join in making an
application for mutation of the leasehold rights in the land underneath the
property from the name of Sh. Shanti Sarup Chojar to their own names and
to thereafter also take steps for conversion of the leasehold rights in the said
land into freehold. Needless to state that all the expenses therefor will be
born equally by the parties and if any of the parties fail to contribute his/her
share, the same shall be deducted with interest, out of his/her share in the
property.
Decree Sheet be drawn up.
RAJIV SAHAI ENDLAW, J.
JULY 01, 2014 aa/bs CS(OS) 2190/2011 & IA.No.7476/2013 Page 35 of 35