Calcutta High Court
Abhoya Charan Basak vs Srimati Saroja Sundari Basak on 2 February, 1914
Equivalent citations: 24IND. CAS.27, AIR 1915 CALCUTTA 85
JUDGMENT
1. This is an appeal against an order for revocation passed by the District Judge of Chittagong on an application under Section 50 of the Probate and Administration Act in respect of a Probate granted to Abhoy Charan Basak, the appellant, in terms of a Will said to have been executed by his deceased cousin, Raj Kumar Basak. The alleged testator died on the 6th or 7th March 1908 and Probate of the Will was granted on the 20th February 1909. In the application for Probate the appellant Abhoy Charan Basak cited Jamuni Sundari and Saroja Sundari Basak, the widow and daughter, respectively, of the deceased as his only heirs. Jamuni Sundari died before the application out of which this appeal has arisen, was made. On the 20th December 1910 Saroja Sundari Basak, the respondent, by her application of that date sought before the District Judge revocation of the Probate under Section 50, alleging that the Will was forged and that no citation had been served on her. This application was resisted by the appellant, who while protesting the genuineness of the Will insisted that citation had been served on the respondent and further alleged that apart from the citation she had otherwise knowledge of the Probate proceeding. At the hearing of the application before the Judge a further contention was raised that the application was barred by limitation. In the lower Court the parties seem to have concentrated their attention, on the question of the service of the citation, though the respondent's knowledge of the. Probate proceeding and limitation were also urged. The genuineness or otherwise of the Will does not appear to have been discussed in the lower Court and whatever evidence touching it was adduced was of an incidental character.
2. The learned Judge has found that no citation was served on the respondent though one had been issued to her. As regards the respondent's knowledge of the Probate proceeding the learned Judge has expressed no finding, but reading his judgment as we do we understand it to mean that his conclusion on the point is against the. appellant. The plea of limitation has been rejected on the. ground that the Limitation Act does not apply to applications for grant or revocation of Probate.
3. In appeal we have been pressed to hold in favour of the appellant on all the three points stated above.
4. The evidence in this case leaves no room for doubt that no citation was served on the respondent, nor is there any satisfactory evidence in the case on which we can hold that the respondent had knowledge otherwise of the Probate proceeding.
5. On the question of limitation it has been urged on us that an order granting Probate being a decree, Article 164 of the Limitation Act applies. That Article restricts a defendant to thirty days within which it is open to him to apply for an order to set aside a decree passed ex parte, the thirty days to be calculated either from the date of the decree or where summons was not duly served, from the date of the applicant's knowledge of the decree. On behalf of the respondent it has been urged that the Limitation Act does not apply to all applications but only to such as come under the Code of Civil Procedure, and in support of this contention we have been referred to the cases Bai Manekbai v. Manekji Kavasji 7 B 213, Tiluck Singh v. Parsotien Prashad 22 C. 924 and Rahmat Karim v. Abdul Karim 81 C. 672, 6 C.L.J. 119 : 11 C.W.N. 674. Those cases, however, bear on Article 178 (Article 181 of the present Act) and do not lay down the proposition in as general a form as-it has been formulated to us from the Bar. But apart from the question of the applicability of the Limitation Act to the respondent's application for revocation we are of the opinion that Article 164 has no application to this case as the respondent cannot be construed to have been a defendent in the Probate proceeding. Merely citing a person in a Probate application does not make him a defendant. Under Section 83 of the Probate and Administration Act the case . must be contentious and the person cited must appear to oppose the grant before he becomes a defendant. The limitation laid down in Article 164 applies to the case of a defendent only.
6. While we uphold the findings of the learned Judge we cannot support the order for revocation at the stage : absence of citation or failure to serve the notice is not sufficient for revoking a Probate granted ex parte. The proper course for the , learned Judge was to give to the appellant an opportunity for proving the Will in solemn form. The order revoking the Probate is vacated and the case is remitted to the lower Court for determining of the genuineness or otherwise of the Will. Should the Will be found to be forged an order for revocation will, as a matter of course, follow. The parties will be allowed to prove their respective contentions.
7. As to costs the parties will bear their respective costs in the Court below. The costs of this appeal will abide the result.
8. We assess the hearing fee at five gold. mohurs.
9. Further costs in the Court below will be dealt with by the Judge.
10. Older vacated and cane remitted.