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 25, Cited by 0]

Delhi High Court

Shri Rakesh Kumar Ghei & Anr. vs State & Ors. on 30 August, 2024

Author: Navin Chawla

Bench: Navin Chawla

                  *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                              Reserved on: 29.07.2024
                                                           Pronounced on: 30.08.2024

                  +      TEST.CAS. 77/2018
                         SHRI RAKESH KUMAR GHEI & ANR.         .....Petitioners
                                        Through: Mr.Anuj Kapoor, Ms.Kirti
                                                 Kapoor,     Mr.BN           Jha,
                                                 Mr.Bijender Kumar Jindal,
                                                 Mr.B.K. Tripathi, Mr.Raman
                                                 Goyal,          Mr.Pankajram
                                                 Raghunandan             Sharma,
                                                 Mr.Kishore Kumar Verma,
                                                 Mr.Hemank      Chawla         &
                                                 Mr.Shubham Shekhar, Advs.

                                           versus

                         STATE & ORS.                               .....Respondents
                                           Through:    Ms.Renu Narula & Mr.Amrit
                                                       Pal Singh, Advs. for R-2 to R-5.

                  CORAM:
                  HON'BLE MR. JUSTICE NAVIN CHAWLA

                                           JUDGMENT

1. This petition has been filed under Section 276 of the Indian Succession Act, 1925, praying for grant of Probate/Letter of Administration of the Will dated 30.03.1994 (Ex.P-8) (hereinafter referred to as the 'Will'), left behind by Late Shri Vas Dev Ghei S/o Late Shri Sant Ram Ghei (hereinafter referred to as the 'Testator'), who was the father of the petitioner no.1 and respondent nos.2 to 5 Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 1 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 herein, and who unfortunately left for his heavenly abode on 05.07.2006.

2. The Will is claimed to have been registered on 30.03.1994 vide Registration No. 10266, Additional Book No. III, Volume No. 947, Page No. 101 to 102.

3. The Will has been attested by two witnesses, namely, Mr.H.L. Bery, who was examined as PW-1, and Mr.Om Prakash, Advocate, who was not examined in the present case.

4. In the said Will, the Testator claims that he is the absolute owner of a built-up house bearing No. A-20, Preet Vihar, Delhi- 110092 (hereinafter referred to as the 'subject property'), and is also holding a motor car, motor cycle, and a scooter in his name. He asserts that he is making the said Will with his own free will and consent and without any outside pressure or compulsion from others and is in full possession of his faculties, wits and senses.

5. By the subject Will, he bequeaths the subject property jointly in favour of petitioner no.1, his son, and petitioner no.2, wife of petitioner no.1/daughter-in-law of the Testator. He does not make any bequest with respect to the other properties that he owns, including the above-referred motor car, motor cycle and scooter.

6. The petitioners filed the present petition contending that the mother of the petitioner no.1 and respondent nos.2 to 5 had predeceased the Testator on 06.11.1990. The petitioners further contended that the Testator had left behind no other assets except the subject property. They contended that as they wanted to sell the property, they required a No Objection Certificate (NOC) from the Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 2 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 other legal heirs of the Testator, and for that purpose, they contacted the other legal heirs, however, respondent no.2 herein was not ready to give her NOC and, therefore, the cause of action for filing the present petition arose.

7. The Objectors filed their respective objections to the present petition, primarily contending therein that the present petition is barred by the Law of Limitation. They further contended that the Testator was having old age problems, like being hard of hearing, not comprehending properly at times, not recognizing persons and, even not understanding the conversation properly, and had become feeble in health and had difficulty in walking. It was contended that the petitioners, especially petitioner no.2, used to have frequent fights with the Testator, and respondent no.4 was often called to mediate in the same. It was contended that the Testator also shifted to the United States of America to reside with the respondent no.5. All the expenses of this trip were borne solely by respondent no.5, though he was not in a good financial condition due to a major accident in the year 1988. It is contended that due to strict laws of migration and of the Social Security Department for senior citizens in USA, in spite of the best efforts of respondent no.5, the Testator could not settle in USA and returned back to India in 1993 itself, feeling more depressed and dejected. It is contended that the petitioners migrated to USA with their daughter in 2004, leaving behind the Testator at the mercy of their working son and the appointed servant, who is also the caretaker of the probate property. It was contended that the petitioners, who were living in the house of the Testator, have taken undue advantage Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 3 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 of the depressed and old age condition of the Testator and got the Will executed in their favour from him.

8. It is further contended that the Testator had other assets and properties in the form of cash, savings bank accounts, post office accounts, locker, jewellery (including that of his wife), however, these find no mention in the Will. It is contended that these assets/properties had been retained by the petitioners solely for their own benefit without informing and taking permission from the other legal heirs.

9. It is further alleged that the respondents came to know of the Will only when the petitioners approached them for giving NOC in their favour in the year 2007.

10. The Objectors allege that the Will is surrounded by suspicious circumstances as it is totally one-sided, bequeathing the immovable property of the Testator to his younger son and wife while leaving out all the other legal heirs.

11. It is further stated that the Will was prepared by the petitioners taking a prominent part in its execution, while being the sole beneficiaries thereof. It is stated that, therefore, the Will is not genuine and the present petition is liable to be dismissed.

12. The petitioners filed their reply to the objections filed by the respondent nos.2 to 5. Apart from denying the other contents of the reply, they further contended that respondent nos.2 to 5 had executed affidavits giving their no objection to the Will and accepting the Will, in the year 2007.

13. In the rejoinders filed by respondent nos.2 to 4, they contended that the petitioners had met them at the house of respondent no.4, Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 4 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 where the petitioners came along with a typed document of NOC for DDA, asking the said respondents to sign the same for transferring the title of the properties of the deceased in their names and claiming that the Will dated 30.03.1994 had been executed by the Testator only in their favour. They contended that the said respondents came to know about the said Will only at that time and refused to give NOC for DDA to the petitioners and claimed that they were also equal co- sharers in the property of the Testator. The next day, the petitioner no.1 came to them, asked for forgiveness, and convinced them that the property would be shared equally amongst all the legal heirs of the Testator. He also brought some blank stamp papers, which he claimed were for the purpose of house tax, MCD, electricity, and water departments, and emotionally blackmailed the respondents and got the blank paper signed at two designated places. They claim that, therefore, the alleged affidavits have been taken fraudulently by the petitioner no.1. They claim that neither was the stamp paper purchased by them nor have they gone to the Notary Public to get the said affidavits attested.

14. As far as respondent no.5 is concerned, his stand on the affidavit executed by him in the year 2007 was that the same was executed by him on the assurance/commitment given by the petitioners that he will be paid his due share, that is, 20% of the subject property.

15. By the order dated 21.05.2019, the following issues were framed:

Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 5 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22
"i) Whether the document dated 30th March 1994 is validly executed last Will and testament of late Shri. Vas Dev Ghei? OPP
ii) Whether the Petitioner is entitled to letters of administration in respect of the document dated 30th March 2019 (sic 30th March, 1994) of late Shri. Vas Dev Ghei? OPP
iii) Whether the probate petition is barred by limitation? OPD
iv) Whether the properties mentioned in the document dated 30th March 2019 (sic 30th March, 1994) have not been properly valued?

OPD"

16. The petitioners in support of the present petition, examined the witness to the Will, Mr.H.L. Bery, as PW-1. He stated that the Will was signed by the Testator in his presence and in the presence of the other witness, Mr.Om Prakash, after understanding its contents. Mr.H.L. Bery stated that he and Mr.Om Prakash signed the Will in the presence of the Testator. He further states that the Testator was in good physical and mental health when he signed the Will. He stated that the Will was registered in the office of Sub-Registrar-IV, Delhi on 30.03.1994.

17. In his cross-examination by the respondent nos.2 to 5, he stated that he knew the Testator since 1946 as both of them were from Lahore and knew each other's family before partition. He stated that he used to stay about a kilometre away from the house of the Testator and used to meet him daily during morning walks. He, however, admitted that he did not know the wife of the Testator. He also admitted that he did not attend the cremation of the Testator. He stated that the Testator was his colleague at New Indian Assurance Company Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 6 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 where they both used to work. He further stated that he went to the office of the Sub-Registrar at the asking of the Testator. He also stated that he enquired from the Testator why he was executing a Will only in favour of one of his sons and his wife when he has another son also, and in answer, the Testator told him that his other son was well settled in foreign country. He stated that he had not seen the petitioner no.1 when he visited the office of the Sub-Registrar. He further stated that he does not recollect if the wife of the Testator was dead or alive at the time of the execution of the Will.

18. The petitioner no.1 examined himself as PW-1. He stated that the legal heirs of the Testator were well aware of the execution of the Will by the Testator. He reiterated the contents of the petition and the reply to the objection filed by him.

19. In his cross-examination, he stated that the Testator had told all the legal heirs, that is, petitioner no.1 and respondent nos.2 to 5 about the execution of the Will. He further stated that they found the Will at the time of the death of the Testator, when they opened the closet of the Testator. He further stated that when the Testator had gone to USA to meet the respondent no.5, he was ill-treated by him. He also stated that in 2017, he contacted respondent nos.2 to 5 on telephone asking for the NOC; while respondent no.2 refused to sign the NOC, the other respondents sought time by saying 'Dekh te hain'. After taking time, the other respondents also refused to sign the NOC.

20. The petitioner also examined Mr.Gopal Dutt, Record Keeper, Sub Registrar-IV, Seelam Pur, Delhi as PW-3. He stated that Ex.P-8 is registered with his office at No.10266 in Book III, Volume No. 947 on Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 7 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 pages 101 to 102. He denied the suggestion that Ex.P-8 is not similar to the Will that has been registered in his office.

21. Ms.S.P. Sisodia, Notary Public was examined by the petitioners as PW-4. She states that she had attested the affidavit of PW-1 Mr.H.L. Bery and produced the relevant entry in this regard in her register. Her testimony was relevant to the case only because it is the case of the respondent nos.2 to 5 that she had attested the affidavit of PW-1 Mr.H.L. Bery without being identified by any counsel. This plea was supported by respondent no.2 by producing a photocopy of the affidavit of Mr.H.L. Bery, purportedly received by them as advance service thereof from the learned counsel for the petitioners (Ex.PW4/DX-1).

22. Respondent nos.2 to 5 also examined themselves as witnesses in the case.

23. Respondent no.2 in her evidence by way of affidavit (Ex.R2W1/X), inter alia, stated that the Testator was having old age problems like, hard of hearing, not understanding properly at times, not recognising persons and even not understanding the conversions properly, and had become feeble in health and had difficulty in walking. She stated that there were frequent fights between the Testator and the petitioners, especially petitioner no.2, and respondent no.4 was called very often to mediate in the same. She stated that hence, the Will dated 30.03.1994 is not a genuine Will and could not have been executed by the Testator without any force, collusion or undue influence by the petitioners.

Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 8 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22

24. She states that the petitioners and their children never had any love and affection for the Testator and never looked after the Testator. They had total control over the basic necessities of the Testator and used to deprive him of the same also. They confined the Testator to one room and rest of the locks and keys of the subject property were under their full control. She states that the petitioners, who were living in the house of the Testator at that time, had taken undue advantage of the depressed and old age condition of the Testator, had manipulated him and influenced the mind of the Testator 'by stating that all the legal heirs of the Testator were well settled' and got the alleged Will dated 30.03.1994 executed in their favour, disinheriting all the legal heirs of the Testator deliberately.

25. She stated that the petitioners were also well settled with the petitioner no.2 having his business in the name and style of 'Ghei Aluminium Fabricators' and petitioner no.2 had a property at Madhu Vihar, Delhi.

26. She stated that the petitioners themselves are the sole beneficiaries under the Will dated 30.03.1994 and have got the Will prepared themselves and have taken a prominent part in the execution of the Will to the exclusion of respondent nos.2 to 5 from the benefits of estate of the Testator.

27. She further stated that the Will is surrounded by suspicious circumstances as the same is totally one-sided, bequeathing all the immovable and movable property to the younger son, that is, petitioner no.1, and his wife, that is, petitioner no.2, while leaving out all the other legal heirs.

Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 9 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22

28. She states that the Will remained in the custody of the petitioners for long time and the petition for Probate/Letter of Administration has been filed after a period of 12 years without assigning any reason for such delay. She states that thus, the intention of the petitioners is mala fide as they wanted to deprive the other legal heirs of their rights to the property of the Testator.

29. She states that Will dated 30.03.1994 is vague as it refers only to the residential house without mentioning the details of other assets of the Testator, which are cash, savings bank accounts, post office accounts, jewellery, etc. She states that this also makes the Will suspicious and shows that the mind of the Testator was not free to bequeath all his assets.

30. Vaguely she states that the Will is a fabricated document. Importantly, she states as under:-

"14) That at the time of the death of the testator both the petitioners and respondent no. 5 were in USA and the last rites were performed by the daughters i.e. the deponent & respondent no's 3 & 4 at their own expenses. That after the death of the testator the petitioners stayed in India to get all the assets transferred in their names."

31. What is also important to note here is that in her cross- examination, respondent no.2 (R2W1) admitted that her sisters had also told her about the NOC that was taken by the petitioner no.1 from them. She also admitted that she had not made any complaint with respect to the NOC given by her. She admitted that she used to read a document before signing it. She also admitted that she had taken no steps or lodged any complaint against the petitioner no.1 on coming to Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 10 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 know of the Will in the year 1994. She admitted that she had never asked for the share of the suit property from the petitioner no.1, however, added that the petitioner no.1 had himself told her that he would give her share in the subject property to her.

32. She also admitted that she had not filed any application with the MCD seeking cancellation of the mutation of the subject property in favour of petitioner no.1.

33. Respondent no.3 examined herself as R3W1. She filed her evidence by way of affidavit (R3W1/X), making identical statements like the respondent no.2 had made in her affidavit of evidence.

34. Her affidavit of NOC executed by her in 2007 was exhibited as Ex.P5. Like respondent no.2, for her affidavit of NOC of 2007, while admitting her signatures thereon, she stated that she had signed on the blank paper. She, however, admitted that she usually signs a document after reading its contents. She also admitted that she had signed the said document as the petitioner no.1 had come to her to say that he needed the same, in order to mutate the property in his name in the MCD records. She admitted that the property was mutated in the name of petitioner no.1 and he used to pay the house tax. She also admitted that she had told her husband about the affidavit of NOC on the same day of its execution. She also admitted that she had never demanded her share in the property. She admitted that no complaint was lodged by her or by her husband to the police about the signing of any blank paper in the year 2007. She admitted that she had neither paid any house tax nor any electricity/water bills for the suit property. She Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 11 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 stated that she came to know of the Will of the Testator for the first time when petitioner no.1 came to obtain the NOC from her.

35. She was confronted with various photographs to show that the Testator was in good health and had been travelling to various places like Kedarnath, Manali and Badrinath in the year 1992-94. She was also confronted with photographs- Ex.R5W1/DX1 and R5W2/DX2, with suggestions that these photographs were taken on the date the Testator had died while he was attending a marriage function and was seen dancing in the photographs. She stated that as she had not attended the said function, she could not state anything about the photographs.

36. Respondent no.4 also examined herself as R4W1. She also filed her evidence by way of affidavit (Ex.R4W1/X), which again was on the similar lines as the affidavit of respondent no.2.

37. In the said affidavit, as far as the NOC of 2007 (Ex.PW4) is concerned, respondent no.4 also stated that she signed on blank papers at the asking of the petitioner no.1. She admitted in her cross- examination that the Testator would visit her after coming back from U.S.A., either on his motorbike or three-wheeler (autorickshaw). She stated that the Testator used to ride the motorcycle except for the last two years before his death. She also stated that the Testator had travelled by autorickshaw and attended the wedding alone on the day of his death. She also admitted that the Testator had attended the marriage of her children in the year 2000 and 2002, as also the marriage of the children of respondent no.3, which was before the marriage of her own children. She stated that she had no knowledge if Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 12 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 the Testator had visited Mussoorie in the year 1992, Hiddimba Temple, Manali in the year 1992, and Badrinath in the year 1994. She admitted that on the date of his death, the Testator attended the wedding of grandson of her uncle (mamaji). She stated that she used to visit the Testator once in two months. She stated that she did not know whether the Testator used to go for morning walk daily or attended any yoga classes or not.

38. She also admitted that she had never demanded any share in the subject property after 2007. She also stated that she had not lodged any complaint with the MCD seeking cancellation of the mutation in favour of the petitioner no.1.

39. Respondent no.5 examined himself as R5W1.

40. As far as the NOC executed by him in the year 2007 admitting to the Will of the Testator is concerned, in his evidence by way of affidavit (Ex.R5W1/X), he states as under:-

"17) That the deponent had no knowledge of the Will dated 30/03/1994 during the life time of the testator as the same was kept as complete secret from him. That the deponent came to know of the alleged Will dated 30/03/1994 only when the petitioners approached him for giving NOC for MCD in their favor in the year 2007 and not in 2017.

That the affidavit Exhibited P-7 was executed by the deponent on the assurance/commitment given by the petitioners that he will be paid his due share amounting to 20% of full share in the property. That no NOC has been demanded by the petitioners from the deponent in the year 2017. That the petitioners have taken the plea to come within the ambit of limitation. That no documentary evidence have been filed by the petitioners in this regard. Hence, the present probate petition is barred Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 13 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 by limitation and deserves to be dismissed outrightly. That the petitioners now have mala fide intentions and want to usurp the share of the deponent in the property and want to deny the deponent of his legal right over the same. That the petitioners have now backed out of their commitment of giving the deponent his 20% due share in the said property."

41. In his cross-examination, he further stated as under:-

"Q13. Is it correct that you have given a NOC about the Will dated 30.03.1994 to petitioner no.1?
A. Yes. But it was agreed by the petitioner no.1 that he will pay 20% share to me and appropriate share to the sister of the subject matter of the Will and to that effect he had also sent an email through his son.
I do not have any documentary evidence in this regard that petitioner no.1 had agreed to give me 20% share. I came to know, for the first time in the year 2007, about the Will dated 30.03.1994 when he demanded the NOC.
Q14. Had you ever demanded in writing, after 2007, alleged 20% share from petitioner no.1? A. Perhaps not."

42. As far as the photographs, including of the day of the death of the Testator (Ex.R5W1/DX1 and R5W1/DX2), he stated as under:-

"At this stage, witness is shown two photographs and following question is asked. Q12. Can you recognize your father in these pictures?
A. Yes. He is at point X. The documents are exhibited as Ex.R5W1/DX-1, and Ex.R5W1/DX-2. Q13. I put it to you that these photographs are of the marriage function attended by your father on the date when he died. What do you have to say?
Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 14 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22
A. It is correct that he is seen dancing in these pictures. Volunteered: He was very fond of dancing and can dance just on request."

43. The respondents also examined Shri Ashok Arora, brother-in- law of respondent no.5, as RW6; Shri Sunder Lal, Advocate (RW7); Shri Rakesh ND, Advocate (RW8); and Shri OP Joshi, ASO, Property Tax Department, Shahdara South Zone, MCD (RW9). Their testimony is not relevant to the dispute at hand to be adjudicated and, therefore, need not be detailed in this judgment.

Submissions by the learned counsel for the petitioners

44. The learned counsel for the petitioner submits that the Will (Ex.P8) has been duly proved in accordance with Section 68 of the Indian Evidence Act, 1872, by producing the attesting witness thereof, Mr.H.L. Bery (PW1). He has deposed about the Will being executed by the Testator in his presence as also the presence of other attesting witness, with both of them also signing the Will at the same time and in presence of the Testator, thereby meeting the requirements of Section 63 of the Indian Succession Act, 1925. He submits that PW-1 also withstood the cross-examination of the respondents, who could not cast any doubt on his testimony.

45. He submits that though respondent nos.2 to 4 have set up a case that they had executed the NOC in the year 2007 by signing blank papers, they also admit that they never signed any blank papers. They also admitted that they had discussed about the NOC with each other and had never filed any complaint for any blank paper having been got Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 15 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 signed from them by the petitioner no.1. They also admit that they knew about the mutation of the property in favour of petitioner no.1 and never made any complaint for the same.

46. He further submits that as far as respondent no.5 is concerned, he admits that he had signed the NOC in similar terms as signed by respondent nos.2 to 4 and had even got it attested in U.S.A. He, however, falsely set up a case that the same was signed by him on a purported promise of petitioner no.1 that he shall be given a 20% share in the subject property. He, however, admitted that he had never demanded the said share from the petitioner no.1 till the filing of the present Probate Petition. He submits that, therefore, the denial of the Will by the respondents is totally mala fide and liable to be rejected.

47. He submits that though the respondents tried to set up a case that the Testator was not keeping good health, they have not produced any document in support of this assertion. In fact, the respondents admit that the Testator was in good health right till his death.

48. He submits that there are no suspicious circumstances surrounding the Will and, therefore, the present petition deserves to be allowed.

Submissions by the learned counsel for respondent nos.2 to 5

49. The learned counsel for the respondent nos.2 to 5, on the other hand, submits that there are suspicious circumstances which have not been explained by the petitioners. She submits that there is no reason for the Testator to have excluded respondent nos.2 to 5 from his estate. She submits that respondent no.5 had taken good care of the Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 16 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 Testator when the Testator visited him in U.S.A. He also enjoyed good relationship with respondent nos.2 to 4. As far as the purported reason that the other legal heirs, that is, respondent nos.2 to 5 are well settled in life is concerned, she submits that even petitioner no.2 was well settled as he had a good business and even had a property, as was proved by the documents produced by the respondent in their evidence. She submits that this would be an important circumstance raising suspicion on the Will.

50. She submits that the petitioner no.1 had taken a major role in the execution of the Will. He not only is the propounder thereof and the only one who produced the Will, but is also the sole beneficiary. This, itself, is sufficient to raise suspicion on the authenticity of the Will.

51. She submits that the testimony of PW1- Mr.H.L. Bery cannot be accepted as he is not a natural witness to the Will. Though he tries to portray that he knew the Testator, he admits that he does not know the wife of the Testator or his children nor did he attend the funeral of the Testator. She submits that PW1 has, therefore, been falsely set up as a witness to the alleged Will of the Testator.

52. She reiterates that as far as the NOC(s) of respondent nos.2 to 4 are concerned, they had signed on blank papers at the asking of the petitioner no.1 and on an assurance that he needed them for carrying out the mutation of the property in his favour, while assuring them that he shall give their share in the property to them. She submits that the sisters believed their brother and signed the blank papers, which were later misused by the petitioner no.1 to create the NOC(s).

Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 17 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22

53. She submits that the petitioner no.1 has also not explained how he had the possession of the original NOC(s), though he is supposed to have submitted the same with the MCD.

54. She submits that as far as the NOC executed by respondent no.5 is concerned, respondent no.5 has explained that he signed the same on the assurance of petitioner no.1 that he would be given his 20% share in the property of the Testator.

55. Placing reliance on the judgments of the Supreme Court in H. Venkatachala Iyengar v. B.N. Thimmajamma and Others, 1958 SCC OnLine SC 31; Gurdial Kaur and Others v. Kartar Kaur and Others, (1998) 4 SCC 384; Niranjan Umeshchandra Joshi v. Mrudula Jyoti Rao and Another, (2006) 13 SCC 433; Jagdish Chand Sharma v. Narain Singh Saini (Dead) Through Legal Representatives and Others, (2015) 8 SCC 615; Ramesh Verma (Dead) Through Legal Representatives v. Lajesh Saxena (Dead) By Legal Representatives and Another, (2017) 1 SCC 257; and, Kavita Kanwar v. Pamela Mehta and Others, (2021) 11 SCC 209, she submits that as the petitioners have failed to prove the due execution of the Will, and the Will is even otherwise surrounded by suspicious circumstances, the present petition deserves to be rejected.

56. She submits that the present petition is barred by limitation as it has been filed almost 12 years after the death of the Testator.

Analysis and findings

57. I have considered the submissions made by the learned counsels for the parties.

Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 18 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22

58. In H. Venkatachala Iyengar (supra), the Supreme Court explained in detail, the test to examine the proof of a Will by the propounder thereof. It was highlighted that to start with, the propounder of the Will will have to satisfy the Court that the Will was signed by the Testator; and that the Testator at the relevant time was in a sound and disposing state of mind and understood the nature and effect of the dispositions and put his signature to the document of his own free will. The special test of examining an attesting witness under Section 68 of the Indian Evidence Act would also need to be complied by the propounder of the Will. The Court further held that the propounder of the Will would also have to remove doubts over any suspicious circumstances surrounding the Will. It was held that if it is shown that the propounder had 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. The propounder of the Will would be required to remove the said suspicion by clear and satisfactory evidence. I may quote from the judgment as under:-

"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. Sections 67 and 68 of the Evidence Act are relevant for this purpose. Under Section 67, if a document Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 19 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 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 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 Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 20 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 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.

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 Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 21 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 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 Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 22 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 propounder is required to 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 "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 Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 23 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 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 such cases the judicial mind must always be open though vigilant, cautious and circumspect."

59. In Gurdial Kaur and Others (supra), the Supreme Court reiterated that if there is a suspicious circumstance about the execution of the Will, it is the duty of the person seeking declaration about the validity of the Will, to dispel such suspicious circumstances. Mere fact that the Will is registered will not by itself be sufficient to dispel all suspicions regarding the validity of the Will, where such suspicion exists. I may quote from the judgment as under:-

"3. The law is well settled that if there is a suspicious circumstance about the execution of the Will, it is the duty of the person seeking declaration b about the validity of the Will to dispel such suspicious circumstances. In this connection, reference may be made to the decision of this Court in Rani Purnima Debi v. Kumar Khagendra Narayan Deb. It has been held in the said decision that if a Will being registered and having regard to the other circumstances, is accepted to be genuine, the mere fact that the Will is a registered Will will not by itself be sufficient to dispel all suspicions regarding the validity of the Will where suspicions exist. It has been held that the broad statement by the witness that he had witnessed the testator admitting execution of the Will was not sufficient to dispel suspicions regarding due execution and attestation of the Will. It has been specifically held that registration of the Will by itself was not sufficient to remove the suspicion. Relying on an earlier decision of this Court reported in H. Venkatachala Iyengar v. B.N. Thimmajamma it has been held in the said decision that where Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 24 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 the propounder was unable to dispel the suspicious circumstances which surrounded the question of valid execution and attestation of the Will, no letters of administration in favour of the propounder could be granted.
4. The law is well settled that the conscience of the court must be satisfied that the Will in question was not only executed and attested in the manner required under the Indian Succession Act, 1925 but it should also be found that the said Will was the product of the free volition of the executant who had voluntarily executed the same after knowing and understanding the contents of the Will. Therefore, whenever there is any suspicious circumstance, the obligation is cast on the propounder of the Will to dispel the suspicious circumstance. As in the facts and circumstances of the case, the court of appeal below did not accept the valid execution of the Will by indicating reasons and coming to a specific finding that suspicion had not been dispelled to the satisfaction of the Court and such finding of the court of appeal below has also been upheld by the High Court by the impugned judgment, we do not find any reason to interfere with such decision. This appeal, therefore, fails and is dismissed without any order as to costs."

60. The above principles have been reiterated by the Supreme Court in Jagdish Chand Sharma (supra), Ramesh Verma (Dead) Through Legal Representatives (supra), and in Kavita Kanwar (supra).

61. In Shivakumar & Ors. v. Sharanabasappa & Ors., 2021 (11) SCC 277, the Supreme Court summarized the principles governing the adjudicatory process concerning proof of Will, as follow:-

"12.1. Ordinarily, a will has to be proved Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 25 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 like any other document; the test to be applied being the usual test of the satisfaction of the prudent mind. Alike the principles governing the proof of other documents, in the case of will too, the proof with mathematical accuracy is not to be insisted upon.
12.2. Since as per Section 63 of the Succession Act, a will is required to be attested, it cannot be used as evidence until at least one attesting witness has been called for the purpose of proving its execution, if there be an attesting witness alive and capable of giving evidence.
12.3. The unique feature of a will is that it speaks from the death of the testator and, therefore, the maker thereof is not available for deposing about the circumstances in which the same was executed. This introduces an element of solemnity in the decision of the question as to whether the document propounded is the last will of the testator. The initial onus, naturally, lies on the propounder but the same can be taken to have been primarily discharged on proof of the essential facts which go into the making of a will.
12.4. The case in which the execution of the will is surrounded by suspicious circumstances stands on a different footing. The presence of suspicious circumstances makes the onus heavier on the propounder and, therefore, in cases where the circumstances attendant upon the execution of the document give rise to suspicion, the propounder must remove all legitimate suspicions before the document can be accepted as the last will of the testator.
12.5. If a person challenging the will alleges fabrication or alleges fraud, undue influence, coercion et cetera in regard to the execution of the will, such pleas have to be proved by him, but even in the absence of such pleas, the very circumstances surrounding the execution of the will may give rise to the doubt or as to whether the will had indeed been Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 26 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 executed by the testator and/or as to whether the testator was acting of his own free will. In such eventuality, it is again a part of the initial onus of the propounder to remove all reasonable doubts in the matter.
12.6. A circumstance is "suspicious" when it is not normal or is "not normally expected in a normal situation or is not expected of a normal person". As put by this Court, the suspicious features must be "real, germane and valid" and not merely the "fantasy of the doubting mind".

12.7. As to whether any particular feature or a set of features qualify as "suspicious"

would depend on the facts and circumstances of each case. A shaky or doubtful signature; a feeble or uncertain mind of the testator; an unfair disposition of property; an unjust exclusion of the legal heirs and particularly the dependants; an active or leading part in making of the will by the beneficiary thereunder et cetera are some of the circumstances which may give rise to suspicion. The circumstances abovenoted 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 circumstances qualifying as being suspicious could be legitimately explained by the propounder. However, such suspicion or suspicions cannot be removed by mere proof of sound and disposing state of mind of the testator and his signature coupled with the proof of attestation.

12.8. The test of satisfaction of the judicial conscience comes into operation when a document propounded as the will of the testator is surrounded by suspicious circumstance(s). While applying such test, the court would address itself to the solemn questions as to whether the testator had signed the will while being aware of its contents and Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 27 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 after understanding the nature and effect of the dispositions in the will?

12.9. 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."

62. From the above, it would be apparent that while the propounder of the Will has to remove any suspicion on the Will, such suspicion must be 'real, germane and valid' and not merely the 'fantasy of the doubting mind'.

63. In Uma Devi Nambiar and Others v. T.C. Sidhan (Dead), (2004) 2 SCC 321, the Supreme Court held that a Will is normally executed to alter the ordinary mode of succession. Therefore, 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, especially in a case where the bequest has been made in favour of an offspring. I may quote from the judgment as under:-

"16. A Will is executed to alter the ordinary mode of succession and by the very nature of things, it is bound to result in either reducing or depriving the 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 Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 28 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 suspicious circumstance especially in a case where the bequest has been made in favour of an offspring. As held in P.P.K. Gopalan Nambiar v. P.P.K. Balakrishnan Nambiar it is the duty of the propounder 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 removing the suspicious circumstance, 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. (See Pushpavathi v. Chandraraja Kadamba.) In Rabindra Nath Mukherjee v. Panchanan Banerjee it was observed that the circumstance of deprivation of natural heirs should not raise any suspicion because the whole idea behind execution of the Will is to interfere with the normal line of succession and so, natural heirs would be debarred in every case of Will. Of course, it may be that in some cases they are fully debarred and in some cases partly."

64. Applying the above test to the facts of the present case, it is noted that the petitioners, in conformity with the test laid down in Section 63 of the Indian Succession Act read with Section 68 of the Indian Evidence Act, have been able to prove the due execution of the Will (Ex.P-8) by producing PW1-Shri H.L. Bery. PW1 comes out to be the natural witness to the Will. He not only was the colleague of the Testator, working in the same office, but is also his neighbour and his companion in morning walks. Merely because he does not know the wife of the Testator or did not attend the cremation of the Testator, it would not be sufficient to discredit him as a witness, especially taking into account the other evidence led by the parties.

Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 29 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22

65. On the sound disposing mind of the Testator and his free will in executing the Will, again the testimony of PW1 meets the test. He not only speaks about the sound disposing mind of the Testator, but also about how he was contacted by the Testator for standing as a witness to the Will, as also for accompanying him to get the Will registered.

66. In addition to the above, the respondents have vaguely stated that the Testator was suffering from old age problems like being hard of hearing, not apprehending properly at times, and not recognizing persons. They do not state that this was his condition in the year 1994, when the Will was executed. They have also not produced any medical documents in support of their vague assertions.

67. On the other hand, R4W1 in her cross-examination, herself states that the Testator, till around two years before his death, which was 12 years after the execution of the Will, used to drive his own scooter. R4W1 also admitted that on the date of his death, the Testator had gone to attend a wedding on his own and all alone. This itself shows that the Testator was also in good disposing mind not only on the date of the execution of the Will, but even thereafter, right till his death.

68. Mere fact that the propounders of the Will, that is, the petitioners, are the sole beneficiary therein, cannot itself be suspicious circumstance, warranting the rejection of the present petition. Respondent nos.2 to 5 have admitted that they came to know of the Will way back in the year 2007, that is, almost immediately after the death of the Testator when the petitioner no.1 approached them for obtaining their NOC. Though the respondent nos.2 to 4 claim that they Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 30 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 signed blank papers at the asking of the petitioner no.1, I find the said story to be not worthy of acceptance. They not only admit that they do not sign any blank documents, but also state that they discussed about the same with each other and also with their respective husbands. They further admit that they knew of the mutation of the property in the favour of petitioner no.1 and in spite of the same, did not raise any protest till the filing of the present petition in the year 2018, that is, for a period of more than 11 years.

69. Respondent no.5 could not have taken the stand that he had signed blank papers, as the NOC/affidavit was duly attested from U.S.A. It was in the same terms as the one executed by respondent nos.2 to 4. Respondent no.5, therefore, came out with a story/explanation that he executed the NOC on the asking of the petitioner no.1 and at his assurance that he shall give 20% share in the property of the Testator to respondent no.5. He, however, also admitted that for a period of almost 11 years till the filing of the present petition, he never demanded this share in the property from the petitioners.

70. Ex.PW6, that is, the affidavit, that is now admitted to have been executed by respondent no.2, and on similar lines by respondent nos.3 to 5 as well, reads as under:-

"AFFIDAVIT I, KIRAN DHAMIJA D/o LATE VAS DEV GHEI RESIDENT OF 189, RAM VIHAR DELHI-92 do hereby solemnly affirm and declare as under:
1. That my father SHRI VAS DEV GHEI was the owner of PROPERTY NO. A-20, MEASURING AREA 192 SQ.YDS. (APPROX), Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 31 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 SITUATED AT PREET VIHAR, DELHI-92
2. That my father SHRI VAS DEV GHEI expired on 5/7/2006 and mother has already expired on 6/11/1990.g.
3. That my father SHRI VAS DEV GHEI in his lifetime executed a Will Deed of the above said property in favour of my brother Shri Rakesh Kumar Ghei and his wife Smt. Sunita Ghei on 30/3/1993 duly registered as Document No.10266 Book No. 3 Volume No. 947 on pages 101-102 dated 30/3/1994 in the Office of SR-IV-Delhi.
4. That the above said Will is Genuine and I have NO OBECTION whatsoever if the above said Property is mutated in the name of SHRI RAKESH KUMAR GHEI & SMT.
SUNITA GHEI in the record of MCD.
5. That these are my true statements."

71. Clearly, therefore, respondent nos.2 to 5 not only knew of the Will of the Testator but also accepted the same till they finally turned turtle in the year 2017 when they refused to sign an NOC to the petitioner no.1 selling the property, forcing the petitioners to file the present Probate Petition.

72. In the above circumstances, it must be held that the petitioners have duly met the test laid down by the Supreme Court in the above referred judgments, by not only proving the Will, its due execution by the Testator and by the attesting witness, but also showing that the Testator was in a sound disposing mind and executed the Will out of his own free will and volition and also removing any suspicion to the Will, though there was none, that was cast by respondent nos.2 to 5.

73. Mere fact that the petitioner no. 1 was equally well settled in life and therefore, there was no special reason for the Testator to have bequeathed the property only in favour of the petitioner no. 1 and his Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 32 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 wife, cannot also be a ground to disbelieve the Will. It is proved on record that the respondent nos. 2 to 4 were happily married, while the respondent no. 5 was in USA. It was therefore, not unnatural for the Testator to have left the property, where the petitioner no. 1 was admittedly residing with him, in favour of the petitioner no. 1.

74. As far as the objection of the present petition being barred by limitation is concerned, the Supreme Court in Kunvarjeet Singh Khandpur v. Kirandeep Kaur and Others, (2008) 8 SCC 463, while holding that Article 137 of the Limitation Act, 1963 shall be applicable to the petition for grant of Letter of Administration, further held that in such proceedings, the application merely seeks recognition from the Court to perform a duty, and because of the nature of the proceedings, it is a continuing right, which can be exercised any time after the death of the deceased so long as the right to do so survives and the object of the trust exists or any part of the trust, if created, remains to be executed. It would apply and accrue when it becomes necessary to so apply for grant of Letter of Administration and not necessarily within three years from the date of the death of the deceased.

75. In the present case, the petitioners have asserted and proved that the necessity to apply for the Probate/Letter of Administration arose only when the respondents refused to sign the NOC required by the petitioner for sale of the property, in the year 2017. Though the respondents have contended that they were never approached by the petitioners in the year 2017 for executing an NOC, as noted hereinabove, they have admitted that they never challenged the Will in Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 33 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 spite of their knowledge of the same and in spite of the fact that the petitioners, relying upon the Will, had taken mutation of the property in their favour and were enjoying the subject property. The stand of the petitioners that cause of action for filing of the present petition arose in 2019, therefore, cannot be doubted.

76. It is also well settled that in Delhi, it is not necessary to obtain the Probate of the Will. Reference in this regard is made to the judgment of the Supreme Court in Kanta Yadav v. Om Prakash Yadav & Ors., (2020) 14 SCC 102. Therefore, it was not necessary for the petitioners to apply for grant of Letters of Administration until the respondent nos. 2 to 5 refused to give their NOC for the sale of the subject property by the petitioners.

77. The petition is, therefore, within the period of limitation and I find no merit in the objection raised by respondent nos.2 to 5 on this account.

CONCLUSIONS:

78. In view of the above, the Issues are decided as under:

i) Whether the document dated 30th March 1994 is validly executed last Will and testament of late Shri. Vas Dev Ghei?

The issue is decided in favour of the petitioners and against the respondent nos. 2 to 5. It is held that the Will dated 30th March, 1994 is validly executed last Will and testament of Late Shri Vas Dev Ghei.

Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 34 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22

ii) Whether the Petitioner is entitled to letters of administration in respect of the document dated 30th March 2019 (sic 30th March, 1994) of late Shri. Vas Dev Ghei?

As the petitioners have been able to prove the Will dated 30th March, 1994 executed by late Shri Vas Dev Ghei, and are the beneficiaries thereunder, they are entitled to grant of Letters of Administration in respect of the said Will.

iii)Whether the probate petition is barred by limitation?

For reasons stated above, the present petition is not barred by limitation.

iv) Whether the properties mentioned in the document dated 30th March 2019 (sic 30th March, 1994) have not been properly valued? OPD No submission has been made by the respondent nos. 2 to 5 on this issue. The issue is accordingly decided against the respondent nos. 2 to 5 and in favour of the petitioners. The same is however, subject to the Registry obtaining a valuation of the property in question for the petitioners to pay the requisite Stamp Duty for the Letters of Administration. Directions

79. In view of the above, the Letters of Administration in respect of the Will dated 30.03.1994 (Ex.P-8) of Late Shri Vas Dev Ghei, is Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 35 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22 hereby granted to the petitioners, subject to payment of requisite Court Fee/Stamp Duty and the petitioners furnishing requisite Administrative Bonds and surety.

80. The petition is allowed in the above terms.

NAVIN CHAWLA, J AUGUST 30, 2024/rv/AS Click here to check corrigendum, if any Signature Not Verified Digitally Signed TEST.CAS. 77/2018 Page 36 of 36 By:SUNIL Signing Date:31.08.2024 17:57:22