Citation : 2024 Latest Caselaw 1119 AP
Judgement Date : 12 February, 2024
1
THE HON'BLE SRI JUSTICE V.GOPALA KRISHNA RAO
A.S. NO. 1621 of 2003
A.S. NO. 1924 of 2003
A.S. NO. 1938 of 2003
COMMON JUDGMENT:
-
The A.S. No.1924 of 2003 is filed against the Decree
and Judgment, dated 21.04.2003, passed in O.S. No.16 of
1996 on the file of the Principal Senior Civil Judge, Eluru.
The Plaintiff-Matta Sumana filed the Suit against the
Defendants-Parasa Kasivisweswara Rao and 4 others for
claiming the relief of declaration of the plaintiff's title to the
schedule property and for recovery of the possession along
with future profits and for costs. The trial Court decreed the
Suit. This Appeal is filed by the appellants/ Defendants 1 and
2 in the said suit questioning the decree and judgment
passed by the trial Court.
2. The A.S. No.1621 of 2003 is filed against the Decree
and Judgment, dated 21.04.2003, passed in O.S. No.16 of
1996 on the file of the Principal Senior Civil Judge, Eluru.
This Appeal is filed by the appellant/fourth Defendant in the
said suit i.e., Poosala Lakshmi Venkata Satyanarayana Rao,
questioning the decree and judgment passed by the trial
Court. Pending the appeal, the appellant/ fourth defendant
was died, his legal representatives were brought on record
as appellants 2 and 3.
3. The A.S. No.1938 of 2003 is filed by the plaintiff
against the Decree and Judgment, dated 21.04.2003,
passed in O.S. No.16 of 1996 on the file of the Principal
Senior Civil Judge, Eluru, for disallowing the costs by the trial
Court.
4. All the three appeals are filed against one common
judgment dated 21.04.2003 in O.S.No.16 of 1996 on the file
of the Principal Senior Civil Judge, Eluru, all the three
appeals were heard together and they are being disposed of
by this common judgment.
5. The parties to the above three appeals are referred to
as arrayed before the trial Court.
6. The brief averments of the plaint, in O.S. No.16 of
1996, are as follows:
The plaintiff is the sister of first defendant and they are
the children of Parasa Ramalingeswara Rao, who died on
13.09.1982. Late Nagabhushanamma is their paternal grand
mother, died on 16.04.1984. Second defendant is the wife of
first defendant. Defendants 3 and 4 are the alienees of item
No.1 of the plaint schedule property and they are in
possession. Fifth defendant is the alienee of 250 square
yards of site from and out of item No.2 of the plaint schedule
property and he is in possession. The third defendant died
pendent lite. Defendants 6 to 8 are the legal heirs of third
defendant.
ii) Late Nagabhushanamma during her life time executed
a registered will dated 19.10.1983 bequeathing an extent of
Ac.11.97 cents and 300 square yards of site and a tiled
house therein situated in Chintalapudi to the first defendant.
The first defendant used to manage the properties of her
paternal grand mother till her death.
iii) Late Nagabhushanamma had love and affection
towards the plaintiff and she voluntarily out of her own free
will and in sound and disposing state of mind executed a will
at Tekkali on 03.04.1984 bequeathing her remaining Ac.5.30
cents of dry land i.e., Ac.2.34 cents in R.S.No.697/2 and
Ac.2.96 cents in R.S.No.698 to the plaintiff. The said will is
her last will. So the plaintiff is enjoying the property in her
own right since 1984. Her name was also mutated in the
revenue records.
iv) Defendants 1 and 2 collusively with an oblique motive
to make wrongful gain to themselves and cause wrongful
loss to the plaintiff, trespassed into the schedule land without
any right, title or possession, taking advantage of the
plaintiff's absence at Chintalapudi, by that time, the plaintiff
was residing with her husband at Hyderabad, the second
defendant alienated item No.1 of the plaint schedule property
to the defendants 3 and 4. First defendant also sold 250
square yards of site from and out of item No.2 of the plaint
schedule property to the fifth defendant, on the strength of a
will alleged to have been executed by Nagabhushanamma
on 09.04.1984 to give a colour of reality to the said alienees.
The said will is not true, valid and binding on the plaintiff and
it is only a fabricated one. Under these circumstances, the
plaintiff got issued a notice dated 12.12.1995, but the notices
of defendants 1 to 3 were returned, defendants 4 and 5
received notices and the defendants 3 and 4 issued reply
notice dated 16.12.1995 with false and untenable
allegations, therefore, the plaintiff was constrained to file the
suit.
7. The Defendants 1 and 2 filed written statement by
denying all the averments mentioned in the plaint and further
contended as under:
The first defendant simply signed on the gift deed as
identifying witness, as donor is happened to his sister,
believing the representation of his sister that she is donating
Ac.0.50 cents of land out of Ac.1.00 cents, which was
bequeathed by virtue of the will dated 09.04.1984. So, the
first defendant is not aware of the contents of the gift deed
and they are also nothing to do with the property of an extent
of Ac.1.00 cents out of Ac.2.34 cents in item No.2 of the
plaint schedule property. The plaintiff is well aware of the will
dated 09.04.1984 and after lapse of more than 12 years, she
approached the Court only with an intention to have wrongful
gain of herself and the defendants 1 and 2 are not aware of
the notice dated 12.12.1995. So the plaintiff is entitled only
for Ac.1.00 cents of land out of item No.2 of plaint schedule
property, out of which she donated Ac.0.50 cents of land.
ii) Plaintiff was given Rs.40,000/- by her parents at the
time of her marriage in the year 1965 in addition to the
furniture and gold of 24 sovereigns and silver of 65 tulas.
Besides the above, the father of the plaintiff gave T.D.R. of
value of Rs.42,000/-. Late Nagabhushamma also gave 4
gold bangles of 6 sovereigns to the daughter of the plaintiff.
iii) The defendants 1 and 2 came to know for the first time
on 09.04.1984 that there is a will dated 03.04.1984. The said
will was cancelled and the said Nagabhushanamma
bequeathed the properties to the defendants 1 and 2 and the
plaintiff. The said will dated 09.04.1984 is the last will and
testament of the said Nagabhushamma and she got
executed the said will voluntarily and out of her own free will
and in a sound and disposing state of mind. The said
Nagabhushanamma clearly made out her intention in the
said will dated 09.04.1984 bequeathing Ac.1.00 cents out of
Ac.2.34 cents in R.S.No.697/2 to the plaintiff remaining
extent of Ac.1.34 cents to the first defendant and Ac.2.96
cents in R.S.No.698 to the second defendant, who is the wife
of first defendant. Nothing was prevented the plaintiff from
obtaining either the signature of the first defendant or second
defendant as identifying witness to the alleged will dated
03.04.1984, when the plaintiff is vigilant and diligent in
obtaining the signature of the first defendant as identifying
witness to the gift deed dated 20.12.1989. Thus as per the
terms of the will dated 09.04.1984, the plaintiff has no right,
title or interest over the schedule property except an extent
of Ac.1.00 cents in item No.2 of the plaint schedule property.
The said will dated 09.04.1984 is the last and final testament
of Nagabhushanamma and binding on the plaintiff and
prayed the Court to dismiss the suit
8. The defendants 3 and 4 filed their written statement.
The contents of the said written statement are as follows:
The third defendant is the bonafide purchaser of an
extent of Ac.2.46 cents and fourth defendant is the bonafide
purchaser of an extent of Ac.0.50 cents in R.S.No.698 of
Chintalapudi village under two separate sale deeds dated
01.07.1984 for a valuable consideration of Rs.37,000/- and
Rs.7,500/- respectively. Ever since their purchase, they have
always been in possession and enjoyment of the said
property and prayed the Court to dismiss the suit.
9. Based on the above pleadings, the following issues are
settled by the trial Court in O.S. No.16 of 1996.
i. Whether the will dated 03.04.1984 or 09.04.1984 is true?
ii. To what relief ?
10. During the course of trial in the trial Court, on behalf of
the Plaintiff, PW1 and PW2 were examined and Ex.A1 to
Ex.A11 were marked. On behalf of the Defendants DW1 to
DW5 were examined and Ex.B1 to Ex.B9 and Ex.C1 were
marked.
11. After completion of the trial and on hearing the
arguments of both sides, the trial Court decreed the suit as
prayed for vide its judgment, dated 21.04.2003, against
which these three appeals are preferred by the defendants 1
and 2 and by fourth defendant in the Suit questioning the
Decree and Judgment passed by the trial Court and the
plaintiff in the said suit also filed appeal for disallowing the
costs in the suit.
12. Heard Sri M.R.S.Srinivas, learned counsel for
defendants 1 and 2, Sri Chidambaram, learned senior
counsel on behalf of defendant No.4 and Sri T.Lakshmi
Narayana, learned counsel for plaintiff.
13. The learned Counsel for the Appellants/ defendants 1
and 2 in A.S.No.1924 of 2003 would contend that the trial
Court wrongly held in holding that the will dated 03.04.1984
is proved in accordance with law. He would further contend
that the trial Court wrongly came to conclusion in holding that
Ex.B1 will dated 09.04.1984 is not proved in accordance with
law. He would further contend that the trial Court instead of
dismissing the suit came to wrong conclusion and decreed
the suit.
14. The learned counsel for appellant/defendant No.4 in
AS.1621 of 2003 would contend that the appellant is a
bonafide purchaser for a valuable sale consideration from
the second defendant. He would further contend that the
learned trial judge wrongly came to conclusion and decreed
the suit and therefore the appeal may be allowed.
15. The learned counsel for appellant/plaintiff in
A.S.No.1938 of 2003 would contend that she is not
questioning the decree and judgment passed by the trial
Court except suit costs. He would further contend that the
trial Court decreed the suit, but disallowed the costs of the
suit. He would further contend that when the appellant has
enforced her legal right successfully and that there is no
justification at all in disallowing the costs. He would further
contend that the appeal may be allowed by awarding suit
costs to the plaintiff in the suit.
16. Having regard to the pleadings in the suit and the
findings recorded by the trial Court and in the light of rival
contentions and submissions made by either side before this
Court, the following points would arise for determination:
i. Whether Ex.B1 will dated 09.04.1984 is the last testament of late Nagabhushanamma and the said will is true and valid?
ii. Whether Ex.A1 will dated 03.04.1984 is the last testament of late Nagabhushanamma and the said will is true and valid ?
iii. Whether the plaintiff is entitled the relief of declaration of title and recovery of possession of the plaint schedule property as prayed for?
iv. Whether the appellant/plaintiff in AS.No.1938 of 2003 is entitled suit costs as prayed in the grounds of appeal in A.S.No.1938 of 2003?
v. Whether the decree and judgment passed by the trial Court needs any interference, if so, to what extent?
17. Point No.1
Whether Ex.B1 will dated 09.04.1984 is the last testament of late Nagabhushanamma and the said will is true and valid?
The relationship of the plaintiff with defendants 1 and 2
is not in dispute. The second defendant is none other than
the wife of first defendant. According to the defendants,
paternal grand mother of first defendant and plaintiff
executed an unregistered will on 09.04.1984 and the said will
is last will and testament of the said Nagabhushanamma.
They further pleaded that the said Nagabhushanamma
executed a will dated 09.04.1984 voluntarily and out of her
own free will and in a sound and disposing state of mind.
They further pleaded that the said Nagabhushanamma
clearly made out her intention in the said will bequeathing
Ac.1.00 cents out of Ac.2.34 cents in R.S.No.697/2 to the
plaintiff, remaining extent of Ac.1.34 cents to the first
defendant and Ac.2.96 cents in R.S.No.698 to the second
defendant, who is the wife of the first defendant. The
defendants further pleaded that for the first time on
09.04.1984 they came to know about the Ex.A1 will dated
03.04.1984 and in Ex.B1 it was recited that the previous will
dated 03.04.1984 was cancelled. The defendants 1 and 2
relied on Ex.B1 will. They further pleaded that Ex.B1 will is
the last testament of the testatrix Nagabhushanamma.
Therefore, it is the duty of the propounder of the Ex.B1 will to
prove the same in accordance with law. It is alleged by
defendants 1 and 2 that Ex.B1 dated 09.04.1984 is said to
have been executed by testator Nagabhushanamma in the
presence of attestors Kuchetti Sriramulu and Ginni Appanna
and scribed by Anantham Punnaiah Swamy. Admittedly the
alleged 2 attestors of Ex.B1 is not examined by the
propounder of Ex.B1 will. It is the case of defendants 1 and 2
that the second attestor Ginni Appanna is no more and he
died. The first attestor Kuchetti Sriramulu is not examined as
a witness by propounder of the will to prove Ex.B1 will. The
reason offered by the defendants 1 and 2 is that the first
attestor is aged about 70 years and he is unable to move,
due to that they could not examine the first attestor to prove
the Ex.B1 will. But it is quite surprise to note that the own
witness of the propounder of the Ex.B1 will i.e., scribe DW2
admits in cross examination that the first attestor Sriramulu is
able to move in the village and except his old age, he has no
other disease. Absolutely no oral or documentary evidence is
produced by the propounder of the Ex.B1 will to show that
first attestor is suffering from illness and he is a bed ridden.
Therefore, explanation offered by the profounder of Ex.B1
unregistered will for non-examination of the attestor of Ex.B1
will before the Court, even though he is alive, is certainly
fatal to the case of the defendants.
18. The scribe of alleged Ex.B1 will is examined as DW2.
He deposed in his evidence that on 09.04.1984 the first
defendant met him for getting a will and testament drafted by
him, along with him he also brought two witnesses in the
jeep, they came to Tekkali from Rayavalasa and Appanna
died at about 12 years ago. Sriramulu is aged about 70
years, he cannot move due to old age. He further deposed
that Nagabhushanamma asked him to draft a will,
accordingly he drafted a will and after conclusion of drafting
the will he read over the contents to Nagabhushanamma, he
also signed on the will and Nagabhushanamma and attestors
have signed in the original will in his presence. As stated
supra, there was a clear admission by DW2 in his evidence
in cross examination itself that the attestor Sriramulu is able
to move in the village and except old age, he has no other
sort of diseases. He admits in cross examination that Tekkali
is a town and it is a revenue sub division and there are
document writers at Tekkali and the village Rayavalasa is at
distance of 2 ½ kilometers from Tekkali. As stated supra, the
alleged Ex.B1 will is an un-registered will. It is the case of the
defendants that within 7 days from the date of Ex.B1, the
testatrix died.
19. A reliance has been placed by the learned counsel for
defendants 1 and 2 in Nirode Mohan Ray vs. Charu
Chandra Majumdar1, in that decision it was held as follows:
Section 63 of the Indian Succession Act requires that an attesting witness must not only see the testator sign and himself sign in his presence, but that he must sign as a witness to the fact of execution. It is not necessary that, in signing, any expression should be used to indicate that, but the Court must be able to infer from the evidence and the position of the signature on the will itself that he was signing as such.
In the case on hand, the above requirements are
missing in the evidence of DW2.
20. The leaned counsel for defendant No.4 relied on a
decision in Meena Pradhan and others vs. Kamla Pradhan
and another2. The learned counsel for defendant No.4 also
1949 SCC online Cal 188
2023 Live Law (SC) 809
relied on a judgment in Pattu vs. Krishnammal @ Singari3,
in that decision it was held as follows:
For proof of a document, there may be more than one witnesses like the scribe of the Will in this case. When one of the attesting witness is examined and subjected himself to be cross examined, mere non examination of the other attesting witness, who happen to be the scribe also, will not render the Will duly executed an ingenuine document. Under the evidence Act, the value of the evidence is appreciated not by quantity but, by quality. No law or judgment subscribes that when the scribe of the Will is one of the attesting witness, he is the best witness and he alone is competent to depose about the execution of the Will.
In the case on hand, as stated supra, even though one
attesting witness in Ex.B1 will is alive and he is able to move
in the village, the propounder of the Ex.B1 failed to examine
the said attestor, no explanation is offered by the profounder
of Ex.B1 will on the said aspect.
21. The learned counsel for defendant No.4 relied on a
judgment in Khatri Hotels Private Limited and another vs.
2017 SCC online Madras 13558
Union of India and another4 and also relied on a judgment
of composite High Court of Andhra Pradesh at Hyderabad in
CCCA.No.140 of 1988. The facts in the cited decision relates
to the declaration and consequential relief of permanent
injunction. In the case on hand, the suit is filed for relief of
declaration and recovery of possession. The case of the
plaintiff in the present suit is that she is staying along with
her husband at Hyderabad but not at the village of suit
schedule property.
22. The learned counsel for defendants 1 and 2 relied on a
judgment in Madamanchi Venkatasubbaiah vs.
Madamanchi Subbamma and others5, in that decision it
was held as follows:
Undeniably one attesting witness was alive at the relevant time. The question for consideration is whether the non examination of one of the persons who subscribed his signature as an attesting witness results in the document being excluded from evidence. In my opinion, the proof contemplated in this section can be furnished by the
(2011) 9 SCC 126
1955 SCC online AP 202
scribe of the document who could speak to the execution of it and it is not essential that it should be proved only by at least one of the attesting witnesses.
The law regarding proof of will is well settled by this
Court in catena of judgments Section 63 of Succession Act
1925 mandates that the will shall be attested by 2 or more
witnesses as per Section 68 of Evidence Act, if only one
attesting witness is alive, the execution of will can be proved
by only one attesting witness subject to process of the Court
and capable of giving evidence.
23. In the case of N.Kamalam (dead) and others vs.
Ayyasamy and others6, the Apex Court held as follows:
This attestation however, shall have to be in accordance with Section 68 of the Evidence Act which requires that if a document is required by law to be attested, it shall not be used as evidence until at least one attesting witness has been called for the purpose of proving its execution and the same is so however, in the event of there being an attesting witness alive and capable of giving the evidence. The law is also equally well-settled that in the event of there being circumstances surrounding the
MANU/SC/0422/2001
execution of the will, shrouded in suspicion, it is the duty paramount on the part of the propounder to remove that suspicion by leading satisfactory evidence.
24. In a case of Dhanpat vs. Sheo Ram (Deceased)
through L.Rs. and others7, the Apex Court held as follows:
Ordinarily, the burden of proving the due execution of the will is discharged if the propounder leads evidence to show that the will bears the signature or mark of the testator and that the will is duly attested. For proving attestation, the best evidence would naturally be of an attesting witness and indeed the will cannot be used as evidence unless at least one attesting witness, depending on availability, has been called for proving its execution as required by Section 68 of the Evidence Act....
In the case on hand, the case of the defendants 1 and
2 is that Ex.B1 alleged unregistered will is attested by 2
attestors and first attestor is alive and second attestor Ginni
Appanna is no more and he died. The first attestor Kuchetti
Sriramulu is not examined by the propounder of the will. As
per the own admissions of the witness of the defendants i.e.,
scribe, the first attestor is able to move in the village and
except old age he has no other sort of disease. As stated
MANU/SC/0330/2020
supra, no evidence is produced by the propounder of the will
to show that the first attestor in Ex.B1 will is suffering from
sickness. It is well settled that the scribe cannot be treated
as an attesting witness.
The legal position in this regard is no more res integra,
the same has been well settled by the Apex Court in
(aforesaid judgment) N.Kamalam (dead) and others vs.
Ayyasamy and others, in that decision, it was held as
follows:
The effect of subscribing a signature on the part of the scribe cannot in our view be identified to be of same status as that of the attesting witnesses. The signature of the attesting witness as noticed above on a document, required attestation (admittedly in the case of a will the same is required), is a requirement of the statue, thus cannot be equated with that of the scribe.
The ratio laid down in the said decision is squarely
applicable to the present facts of the case.
25. For the reasons stated above, it is undoubtedly clearly
that the defendants failed to prove the Ex.B1 unregistered
will. As stated supra, the alleged will Ex.B1 is unregistered
will and the testatrix died within one week from the date of
Ex.B1. Even though, one of the attesting witness is alive and
able to move in the village and except his old age, he has no
other sort of disease, the propounder of the will failed to
examined the first attestor of the alleged Ex.B1, as a witness
before the trial Court, the same is admitted by DW2 (scribe
of alleged Ex.B1) i.e., own witness of the propounder of the
Ex.B1 will, therefore, the alleged Ex.B1 will is not at all
proved by the defendants, accordingly, the point No.1 is
answered against the defendants.
26. Point No.2:
Whether Ex.A1 will dated 03.04.1984 is the last testament of late Nagabhushanamma and the said will is true and valid ?
It is not in dispute by both sides that the entire plaint
schedule property belongs to Nagabhushanamma i.e.,
paternal grand mother of plaintiff and first defendant. It is
also not in dispute that the plaintiff donated an extent of
Ac.0.50 cents land from out of Ac.2.34 cents in R.S.No.697/2
to the government for construction of building to locate
Junior Civil Judge's Court at Chinthalapudi and executed a
registered gift settlement deed by the plaintiff dated
20.12.1989. It is also made it clear that the first defendant,
who is none other than the own brother of the plaintiff is
acted as one of the attesting witness as well as identifying
witness before the Sub Registrar in the said gift settlement
deed. Fact remains that the said copy of gift settlement deed
is marked as Ex.A2.
27. The case of the plaintiff is that the Nagabhushanamma
executed a will dated 03.04.1984 by bequeathing the
Ac.5.30 cents of land i.e., total plaint schedule property and
other property in favour of the plaintiff and as per the terms
of the said will the entire property was bequeathed to the
plaintiff. The case of the plaintiff is that from out of the total
extent of property given under Ex.A1 will, she donated an
extent of Ac.0.50 cents of land to the government for
construction of Junior Civil Judge's Court building at
Chinthalapudi. As stated supra, the first defendant also
acted as attestor and so also acted as identifying witness in
the said gift settlement deed. The contention of the
defendants 1 and 2 is that the said Nagabhushanamma
executed another will dated 09.04.1984 cancelling the earlier
will Ex.A1 and as per the terms of the will item No.1 of the
plaint schedule property was bequeathed to the wife of the
first defendant and Ac.1.34 cents out of item No.2 of the
plaint schedule property to the first defendant and the
remaining Ac.1.00 cents to the plaintiff. As stated supra, the
propounder of the alleged Ex.B1 will dated 09.04.1984 failed
to prove the alleged Ex.B1 will.
28. The case of the plaintiff is that late
Nagabhushanamma is her paternal grand mother and the
first defendant is the only brother to the plaintiff and late
Nagabhushanamma during her life time executed a
registered will dated 19.10.1983 bequeathing an extent of
Ac.11.97 cents and 300 square yards of site and tiled house
therein situated at Chinthalapudi to the first defendant. The
same is not disputed by the defendants. It goes to show that
the said late Nagabhushanamma had given sufficient
property under a registered will dated 19.10.1983 to the first
defendant by leaving the plaint schedule property in the
present suit. The plaintiff further pleaded that the said
Nagabhushanamma excluded the plaint schedule property in
the said registered will dated 19.10.1983 executed in favour
of the first defendant. The contention of the plaintiff is that in
fact the first defendant advised the Nagabhushanamma to
bequeath the suit schedule property of an extent of Ac.5.30
cents to the plaintiff, from out of love and affection towards
the plaintiff, she voluntarily, out of her own will in a sound
and disposing state of mind, executed a will at Tekkali on
03.04.1984 bequeathing her remaining Ac.5.30 cents of dry
land to the plaintiff. It is also not in dispute that the testatrix
Nagabhushanamma was no more. The original will dated
03.04.1984 is filed and marked as Ex.A1. As stated supra,
the duty cast on the propounder of Ex.A1 will to prove the
Ex.A1 will. The defendants pleaded that the said Ex.A1 will
is a forged will and they pleaded that Nagabhushanamma
executed Ex.B1 will on 09.04.1984, the same is her last
testament. It is not in dispute by both the defendants that in
the alleged will of the defendants i.e., Ex.B1, Ex.A1 will is
referred. As stated supra, the Ex.B1 will is not proved by the
propounder of the will.
29. To prove the Ex.A1 will dated 03.04.1984, the
propounder of Ex.A1 got examined one of the attestor in
Ex.A1 as PW2. He deposed in his evidence that he knows
the plaintiff and defendants 1 and 2 and he knows the grand
mother of the plaintiff and the first defendant i.e.,
Nagabhushanamma, Ex.A1 was executed by Parasa
Nagabhushanamma in the presence of himself and another
attestor and scribe and the first defendant instructed the
scribe and got Ex.A1 drafted and the scribe read over the
contents of the Ex.A1 will to the testatrix and the testatrix
admitted the contents are true and correct and signed in
Ex.A1 in the presence of all of them including 2 witnesses
and scribe. He further deposed that himself and other
witness also attested Ex.A1, the scribe also endorsed his
endorsement in his presence, at the time of execution of
Ex.A1, Nagabhushanamma was in a sound and disposing
state of mind. He further deposed that the first defendant
invited him to attest Ex.A1 will. No specific suggestion is
given to PW2 by the learned counsel for defendants in cross
examination that the Nagabhushanamma did not execute
Ex.A1 will. No suggestion was given to PW2 by the learned
counsel for defendants that the first defendant did not gave
instructions to the scribe of Ex.A1 will to prepare Ex.A1 will.
Another important circumstance to believe Ex.A1 will is no
suggestion was given to PW2 by the learned counsel for
defendants that the Ex.A1 will is a forged one. In cross
examination nothing was elicited from PW2 to discredit the
testimony of PW2. The evidence of PW2 is consistent and
cogent with regard to execution of Ex.A1 will by the testatrix
Nagabhushanamma.
30. It is well settled that ordinarily, the burden of
proving the execution of the will is discharged if the
propounder leads evidence to show that the will bears
the signature or mark of the testator and that the will is
duly attested. For proving attestation, the best evidence
would naturally be of an attesting witness and indeed the will
cannot be used as evidence unless at least one attesting
witness, depending on availability has been called for
proving its execution as required by the Section 68 of Indian
Evidence Act. The pleadings in the plaint itself show that
since the grand mother of plaintiff and first defendant
Nagabhushanamma bequeathed sufficient property of
Ac.11.97 cents and 300 square yards of site and tiled house
therein situated at Chinthalapudi to the first defendant, the
first defendant advised the said Nagabhushanamma to
bequeath her remaining property of an extent of Ac.5.30
cents in favour of the plaintiff and the first defendant himself
gave instructions to the scribe to prepare the Ex.A1 will. The
evidence of PW2 also goes to show that the first defendant
gave instructions to the scribe to prepare Ex.A1 will. As
stated supra, no suggestion was given to PW2 in cross
examination by the learned counsel for defendants that the
first defendant did not give instructions to prepare Ex.A1 will.
The evidence of PW2 inspires confidence to prove the Ex.A1
alleged testament, therefore, the propounder of Ex.A1
satisfied the requirements of Sections 63 and 68 of Indian
Evidence Act.
31. It is well settled that the witness is not supposed to
repeat in a parrot like manner the language of Section 68
of Evidence Act. It is a question of fact in each case as
to whether the witness was present at the time of
execution of the will and whether the testator and the
attesting witness have signed in his presence. The
statement of attesting witness proves the due execution
of the will.
32. In the case on hand, to prove the Ex.A1 will, the
propounder of the Ex.A1 will produced sufficient cogent
evidence and she got examined the attestor of Ex.A1 will as
PW2. As stated supra, the evidence of PW2 inspires
confidence to believe the Ex.A1, the evidence of PW2 clearly
proves about the execution of Ex.A1 will by the testatrix in
the presence of PW2 and another attestor and scribe.
Further more, no suggestion was given to PW2 by the
learned counsel for defendants in cross examination that
Ex.A1 will is a fabricated will. As stated supra, no suggestion
was given to PW2, in cross examination, by the learned
counsel for defendants that the said Nagabhushanamma did
not execute Ex.A1 will. Therefore, the plaintiff proved the
Ex.A1 will dated 03.04.1984, accordingly the point No.2 is
answered in favour of the plaintiff.
33. Point No.3:
Whether the plaintiff is entitled the relief of declaration of title and recovery of possession of the plaint schedule property as prayed for?
It is not in dispute that the entire plaint schedule
property originally belongs to late P.Nagabhushanamma i.e.,
the paternal grand mother of the plaintiff and the first
defendant. The material on record clearly proves that the
said Nagabhushanamma executed Ex.A1 will dated
03.04.1984 in favour of plaintiff by bequeathing the total
property of Ac.5.30 cents of land under a will dated
03.04.1984 and later the said Nagabhushanamma died,
subsequent to the death of Nagabhushanamma, the plaintiff
donated Ac.0.50 cents of land from out of Ac.2.34 cents in
item No.2 of plaint schedule property, under Ex.A1 will to the
government for construction of the Court building at
Chinthalapudi, the first defendant also acted as attestor in
the said gift settlement deed dated 20.12.1989. The said gift
settlement deed was marked as Ex.A2. The first defendant is
acted as attestor and so also identifying witness in the Ex.A2
gift settlement deed. As stated supra, the plaintiff proved the
Ex.A1 will. It is not in dispute that the Nagabhushanamma
died in the year 1984 itself. Therefore, the plaintiff is having
valid right and title in the plaint schedule property by virtue of
Ex.A1 will dated 03.04.1984. The case of the plaintiff is that
she came to know that the defendants 1 and 2, who are
none other than the husband and wife, collusively with a view
to make unlawful gain to themselves and cause wrongful
loss to the plaintiff, trespassed into the suit schedule land in
the year 1994 without any right, title or possession, taking
advantage of the plaintiff's absence at Chinthalapudi and
who is residing at Hyderabad with her husband and second
defendant alienated Ac.2.96 cents of land to the defendants
3 and 4 even though, she is not having any right and title in
the plaint schedule property. The suit is instituted by the
plaintiff in the year 1996 itself. The material on record reveals
that the plaintiff is having valid right and title in the plaint
schedule property by virtue of Ex.A1 will dated 03.04.1984
executed by the Nagabhushanamma in favour of the plaintiff
and the said Nagabhushanamma is no more, she died in the
year 1984, therefore by virtue of Ex.A1 will, the plaintiff is
having valid right and title in the plaint schedule property.
Since the plaintiff is having valid right and title in the plaint
schedule property, certainly, she is entitled to recovery of
possession of the plaint schedule property from the
defendants, accordingly the point No.3 is answered in favour
of the plaintiff.
34. Point No.4:
Whether the appellant/plaintiff in AS.No.1938 of 2003 is entitled suit costs as prayed in the grounds of appeal in A.S.No.1938 of 2003?
The plaintiff filed A.S.No.1938 of 2003. The plaintiff is
not challenging the decree and judgment passed by the trial
Court, she is challenging the finding of the trial Court for not
awarding the suit costs, even though the suit is decreed. It is
a fact that the trial Court decreed the suit by granting the
relief of declaration and recovery of possession of the plaint
schedule property to the plaintiff, but no suit costs was
awarded to the plaintiff by the trial Court. The trial Court
simply held that each party do bear their own costs. As per
Section 35 of Civil Procedure Code, the Court has to assign
reasons for denying the costs to the successful plaintiff in a
suit. The suit of plaintiff is decreed by the trial Court. But no
reasons were assigned by the trial Court for denying the suit
costs to the successful party.
35. It is well settled that the trial Court while denying
the suit costs to the successful party/plaintiff, while
granting main relief of declaration of title and recovery
of possession in favour of the plaintiff, reasons has to
be assigned for denying the suit costs.
Now, there is no doubt that the Section 35 of Civil
Procedure Code empowers the Court in its discretion to
order payment of costs. But this discretion has to be
properly exercised within the frame work of law and the
normal rule, which is well known, is that cost follow the
event. There is a power to the Court to direct in any
particular case that costs shall not follow the event. But
that case if Court has to state its reasons in writing.
36. In the case on hand, no reasons were assigned by the
trial Court for denying the suit costs to the successful
party/plaintiff, even though the suit of the plaintiff is decreed.
The plaintiff filed the suit in the year 1996 for claiming the
relief of declaration of title and recovery of possession and
as on today the defendants are in a possession of the plaint
schedule property. As stated supra, this Court also came to
conclusion that the plaintiff is entitled relief of declaration of
title and recovery of possession and the defendants are
enjoying the suit schedule property from 1994 onwards. The
plaintiff filed the present appeal for denying the suit costs to
the plaintiff even though the suit is decreed. I do not find any
reasons to disallow the costs in the suit by the trial Court,
therefore, the plaintiff is entitled the suit costs in the suit. The
finding of the trial Court that each party do bear their own
costs is liable to be set aside and the plaintiff is entitled suit
costs from the defendants, accordingly, the point No.4 is
answered in favour of the plaintiff.
37. Point No.5:
Whether the decree and judgment passed by the trial Court needs any interference, if so, to what extent?
For the foregoing reasons, the trial Court justified in
decreeing the suit, but the trial Court came to wrong
conclusion that each party do bear their own costs, therefore,
the said finding of disallowing the suit costs to the plaintiff is
liable to be set aside.
38. In the result, A.S. No.1924 of 2003 and A.S.No.1621
of 2003 are dismissed.
In the result, A.S.No.1938 of 2003 filed by the plaintiff
is allowed by modifying the finding of the trial Court that
each party do bear their own costs as the plaintiff is entitled
the suit costs from the defendants. The defendants are
directed to deliver the vacant possession of the plaint
schedule property to the plaintiff within 3 months from the
date of this judgment. Considering the circumstances of the
case, I order that each party do bear their own costs in the
appeals.
As a sequel, miscellaneous petitions, if any, pending in
the Appeals shall stand closed.
_________________________ V.GOPALA KRISHNA RAO, J Date: 12.02.2024 sj
THE HON'BLE SRI JUSTICE V.GOPALA KRISHNA RAO
A.S. NO. 1621 of 2003 A.S. NO. 1924 of 2003 A.S. NO. 1938 of 2003
Date: 12.02.2024
sj
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!