Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

2 Rakesh Krishnaraj Parekh vs Station
2009 Latest Caselaw 92 Bom

Citation : 2009 Latest Caselaw 92 Bom
Judgement Date : 15 December, 2009

Bombay High Court
2 Rakesh Krishnaraj Parekh vs Station on 15 December, 2009
Bench: Anoop V.Mohta
                                            1

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                  TESTAMENTARY & INTESTATE JURISDICTION




                                                                            
                     TESTAMENTARY SUIT NO. 61 OF 1997




                                                    
                                   IN 
                   TESTAMENTARY PETITION NO.505  OF 1996


    1     Lalita Krishnaraj Parekh




                                                   
    2     Rakesh Krishnaraj Parekh
          both of Bombay, Hindu Inhabitant




                                               
          the wife and son respectively of
          the deceased and the executors
                            
          named in the Will and both
          residing at 5/A, P.K. Building,
                           
          Owendun Road, Gamdevi,
          Mumbai 400007                                      ...Plaintiffs/
                                                             Petitioners
          


                Vs.
       



    Kirti Jagdish Mulani, of Hindu
    Inhabitant of Mumbai, residing at
    Tulsi Villa, Opp.Gamdevi Police





    Station, Pandita Ramabai Road,
    Mumbai 400 007                                   ...Caveatrix/Defendant.


    Mr.Dipen Merchant, Sr.Counsel i/b. M/s.P. Mehta & Mithi & Co.   for the 





    Plaintiffs.
    Mr. D.M. Seth i/b. Mr.A.C.Singh for the Defendant.
                             CORAM :- ANOOP V. MOHTA, J.

DATED :- 15th December, 2009.

ORAL JUDGMENT:-

1 The petitioners have filed the present Petition for a Probate of the

Last Will and Testament of Krishnaraj Jagjivandas Parekh (the deceased)

dated 5th October, 1992, who expired on 22nd December, 1995.

2 As caveat was filed by the caveatrix, the petition is converted into

Suit bearing No.61/1997.

3 Petitioner no.1 is the wife of the deceased. Petitioner no.2 is the son

of the deceased.

4 The caveatrix is one of the daughter of the deceased. The other two

daughters namely Bina and Shraddha have not challenged or objected at

any point of time to the Petition.

5 Considering the pleadings and the documents, this Court on

10.12.2007 framed the following issues:

(1)Whether the plaintiffs prove that the Will dated 5th October, 1992 is a

last will and is validly executed, as required by Law?

(2)Whether the plaintiffs prove that the deceased was in a sound state

of disposing mind at the time of execution of the Will dated 5th

October, 1992?

(3)Whether the plaintiffs prove that the properties and assets held by

the deceased were self acquired property only?

(4)Whether the plaintiffs are entitled to probate of the Will dated 5th

October, 1992?

(5)What reliefs, if any?

ISSUE NOS.1, 2, 4 AND 5:

6 The plaintiffs have led evidence of one Solicitor and Advocate

Shishir R. Tejpal. The caveatrix has led her evidence.

7 The parties have exchanged the notice to admit the documents

including the Will dated 5th October, 1992. The caveatrix has relied upon

the said Will. Therefore, there is no serious dispute about the existence of

the Will as both the parties have admitted the same.

8 The said Will having been admitted, this Court has not allowed her

to cross-examine so far as the challenge to the execution and/or existence

of the Will. That relief/order remained intact till this date. The caveatrix

in her evidence admitted that she knows Shri Tejpal and is also her distant

cousin. She has also admitted that between 1990 till his death, the

deceased was only admitted to Hospital on two occasions, one in 1990 and

second in 1995. She has also admitted in the evidence that except a heart-

attack suffered by the deceased in 1990, he did not suffer from major

illness. She has also admitted that between 1990 and 1995 she used to

meet her father regularly during her visits. They used to discuss with her

family members various things on regular basis. The deceased was in

sound state of mind and health and, therefore, could able to participate

and discuss in the family matters. She has also admitted that the shop at

Mulji Jetha Market and Godown at Kalbadevi were disposed of during the

lifetime of the deceased and even a shop at Pankaj Building and a property

at Lalpur had been sold during the lifetime of the deceased. She has also

admitted in the cross-examination that the garage at Hill Sagar and Plot

No.33 at Pali Hill belong to her mother who is alive.

9 The basic requirement as contemplated to prove the Will has been

complied with in the present matter. Strong reliance has been placed on

Bharpur Singh and ors. v. Shamsher Singh, (2009) 3 SCC 687, referring to

Sections 69, 70 and 90 of the Evidence Act, 1872 read with Section 63 of

the Succession Act, 1925. The basic burden of proof and due execution of

the Will has been discharged by the plaintiffs by examining the attesting

witness as referred above. The evidence of attesting witness Shri Tejpal

remained intact. In the cross-examination, nothing could be extracted to

destroy the case of the plaintiff on any count.

10 The circumstances need to be tested if a challenge is raised and/or a

doubt is raised about the genuineness and/or suspicious circumstances, by

leading the basic burden to show that the deceased was in unsound/weak,

mental as well as physical condition. As noted, in the present case, the

execution of the Will is not in dispute. There is no dispute or objection

raised to the signature of the deceased. There is nothing to show/prove

that the execution of the Will was the result of any coercion or undue

influence. On the contrary, the deceased expired after three years from the

date of the Will and during this period, as recorded, he was in good mental

condition to discuss and meet other family members and he was

hospitalised only twice. There is no contra material and/or evidence

brought on record. The caveatrix failed to discharge the basic

burden/initial burden to support her case of undue influence or unsound

state of mind. On the contrary, the plaintiffs have proved that the deceased

was in sound state of disposing mind at the time of the execution of the

Will dated 5th October, 1992 and thereafter also till the death. In my view,

the plaintiffs have proved the case that the Will dated 5th October, 1992 is

the Last Will and is validly executed.

Petitioner No.1 is the wife. Petitioner no.2 is the son. There is

nothing unnatural, in the present facts and circumstances of the case,

where the deceased bequeathed and/or executed the Will in favour of the

petitioners. The contra submission with regard to the same has no force. It

is difficult to read the mind of the deceased now. The Will cannot be said

to be unnatural, improbable or unfair. All the daughters have been

provided with a lump sum amount. All the daughters have been married

long time. As noted, except the caveatrix, no other daughters have raised

any objection of any kind at any stage of the proceedings.

12 The attesting witness, who is a Solicitor/Advocate and is known to

all. Therefore his evidence just cannot be overlooked merely because he is

a friend and known to petitioner no.2, who is son of the deceased. It is

not unnatural or improbable that the elder person, in a given case, may

take advice and/or assistance from the friend and/or known

Advocate/Solicitor known to the son.

13 There is nothing on record to show that petitioner no.2 i.e. Son, took

major role to get the Will signed. On the contrary, he was not present

when the Will was executed. There is nothing to show that he took a

prominent part in the execution of the Will. Even so, the deceased's Will

bequeathing all immovable properties to the son and the wife just cannot

be the reason to raise any doubt or genuineness of the Will and cannot be

said to be a suspicious circumstance. In my view, the plaintiffs/petitioners

have proved the Will in accordance with law. The Will is valid and

genuine.

14 As noted, the issue with regard to the execution of the Will, if not in

dispute and if parties have admitted the same, then unless proved

otherwise, the contents of this document need to be accepted as proved.

The Will is admitted and also the signature of the deceased. The attesting

witness, as required under the law, also supports the execution of the Will

and the contents thereof. Therefore, the execution of the Will, as well as,

its contents are proved. Admittedly, the caveatrix through her Advocate

cross-examined the attesting witness. She herself led the evidence and

submitted to the cross-examination on the various aspects including the

contents of the Will. Therefore, the submission that there was no

opportunity given to cross-examine after having admitted the Will has no

force.

15 The submission that the attesting witness being related to the

petitioner and known to the petitioners that itself cannot be the reason to

overlook the supporting evidence of the attesting witness. In such matters,

it is not unnatural to have attesting witness being close relative or close

friend of the deceased. Therefore, the submission that he has given

evidence in his favour and in support of the petitioners and therefore

should not be accepted, is unacceptable. The submission that the

plaintiff/petitioners failed to discharge the basic burden that the deceased

was in sound state of disposing mind and it is last validly executed Will is

also unacceptable. In my view, in view of above, the plaintiffs/petitioners

have proved the case whereas the caveatrix failed to do so. Mere

allegations of fraud, undue influence, misrepresentation or raising various

doubts to the genuineness of the Will are insufficient unless supported and

proved b y the material and the evidence.

ISSUE NO.3:

16 In a Testamentary Suit/Petition, the Court cannot decide the right

and/or title of the property including the issue whether the properties and

assets as bequeathed are self-acquired properties of the deceased. The

Apex Court in Kanwarjit Singh Dhillon vs. Hardyal Singh Dhillon & ors.,

(2007) 11 SCC 357 and Krishna Kumar Birla vs. Rajendra Singh Lodha &

ors., (2008) 4 SCC 300, has observed that "The question whether a

particular bequest is good or bad is not within the purview of the Probate

Court". ..... "It is true that the probate of the will granted by the competent

Probate Court would be admitted into evidence that may be taken into

consideration by the Civil Court while deciding the suit for title but grant of

probate cannot be decisive for declaration of title and injunction whether at

all the testator had any title to the suit properties or not."

17 Therefore, I am not deciding the issue with regard to the title or

ownership of the properties/assets bequeathed by the deceased. The

remedy is elsewhere.

18 Therefore, the reliance on (1) Bharpur Singh (supra) and (2) Zarina

R. Irani & anr. v. Shapur Jawanmardi & anr., 2004 (6) Bom.C.R. 142 by

the respondents, in view of the above facts and circumstances, are of no

assistance.

19 Accordingly, Issue Nos. 1,2, 4 and 5 are answered in affirmative in

favour of the plaintiffs/petitioners. Issue No.3 is kept open.

20 Resultantly, the Caveat is rejected. The Probate Petition filed by the

petitioners is allowed. The Office to proceed in accordance with law.

21 With regard to the order dated 8.3.2002 passed in Notice of Motion

No.401/2002 in Petition No.505/1996 in Suit No.61/1997, after hearing

both the parties, at the relevant time, the Court has passed the order and

relevant portion is reproduced as under:

"5 Accordingly, upon depositing a sum of Rs.60 lakhs in this Court by the petitioners to protect the interest of the Defendant/Caveatrix, the petitioners are permitted to proceed

further to sell the property known as "Matru Chhaya" (land and structures but not the first Floor) situated at Union Park

Road, Pali Hill Bandra, Mumbai-400050, to the respondent herein."

22 The property so referred is also subject matter of the Will. The

plaintiffs/petitioners have deposited the amount and which is lying in the

office of the Prothonotary & Senior Master since then. I have allowed the

Probate Petition. In view of this, the plaintiffs/petitioners are entitled to

the refund of amount with the accrued interest. This is without prejudice

to the rights of the parties. The parties to take steps accordingly.

23 The liberty is also granted to the parties to settle the matter.

    24     No order as to costs. 
        


    25     The          learned           counsel            appearing             for           the 
     



defendant/respondent/caveatrix seeks stay of the effect and operation of

this order. The learned senior counsel for the plaintiffs/petitioners oppose

the same as the Suit is pending since 1997. However, considering the facts

and circumstances of the case, I am inclined to stay the effect and

operation of this order for six weeks from today.

(ANOOP V. MOHTA, J.)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter