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

Kusum Chandrakant Shankardas And ... vs Rajeshri Chandrakant Shankardas ...
2017 Latest Caselaw 8308 Bom

Citation : 2017 Latest Caselaw 8308 Bom
Judgement Date : 1 November, 2017

Bombay High Court
Kusum Chandrakant Shankardas And ... vs Rajeshri Chandrakant Shankardas ... on 1 November, 2017
Bench: S.C. Gupte
       rpa                                 1/14                                    mpt-32-17.doc


             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
              TESTAMENTARY AND INTESTATE JURISDICTION



                          MISC. PETITION NO.32 OF 2017
                                      WITH
                         NOTICE OF MOTION NO.57 OF 2017


      Kusum Chandrakant Shankardas & Ors.                                .. Petitioner
           V/s.
      Rajeshri Chandrakant Shankardas & Ors.                             .. Respondents

                                   ......
      Mr.Aseem Naphade a/w.Mr.A.P. Singh, Advocate                                  for     the
      Petitioners/ Applicants.
      Ms.Rohini Dandekar, Advocate for Respondents.
                                  ......

                               CORAM : S.C. GUPTE, J.

DATED : NOVEMBER 1, 2017.

P.C. :

This Misc. Petition seeks revocation of a Legal

Heirship Certificate granted under Section 2 of the Bombay

Regulation VIII of 1827, in favour of the respondents herein.

2 Petitioner no.1 claims to be the widow of the

deceased Chandrakant Shantaram Shankardas, while petitioner

nos.2 and 3 claim to be the daughters of the deceased through

petitioner no.1. The respondents were applicants for heirship

rpa 2/14 mpt-32-17.doc

certificate in Misc. Petition No.160 of 2015. Respondent no.1

claims to be the wife of the deceased and respondent nos.2 to 4

claim to be his daughters through respondent no.1. The deceased

was a retired army officer who died intestate on 14 th August,

2013.

3 The facts of the present case may be briefly noted as

follows:

In or about 1969, the marriage of respondent no.1

and the deceased was solemnized at Malvan. It is the case of the

petitioners that in the year 1982, respondent no.1 deserted the

deceased, ever since when the deceased and respondent no.1

were living separately. It is claimed that eventually, in or about

1983, there was a customary divorce between the deceased and

respondent no.1. It is the case of the petitioners that on 25 th May,

1984, the deceased married petitioner no.1 as per Hindu rites

and ceremonies. It is claimed that not only did respondent no.1

not object to the marriage, but she herself made arrangements

for the same. On 10th November, 1986 and 7th August, 1993,

petitioner nos.2 and 3 were, respectively, born from the wedlock

between the deceased and petitioner no.1. It is the case of the

rpa 3/14 mpt-32-17.doc

petitioners that they were living with the deceased in the

tenement which was being redeveloped through Slum

Rehabilitation Authority ("SRA", for short). Pending such

redevelopment, on or about 14th August, 2013, the deceased

passed away. It is the case of the petitioners that petitioner no.1

started receiving monthly compensation of Rs.14,000/- from the

developer M/s.Surana Constructions, and continued to do so till

about March 2016. Around March 2016, the petitioners learnt, on

an application under Right to Information Act, that the

respondents had obtained legal heirship certificate in respect of

their alleged heirship of the deceased through Misc. Application

No.160 of 2015. The petitioners also learnt that based on the

legal heirship certificate, the Collector had added the name of

respondent no.1 in Annexure-II in respect of the redevelopment

project. The petitioners raised an objection before the SRA,

concerning inclusion of the name of respondent no.1 in

Annexure-II. The objection was rejected by SRA. In the premises,

the present petition for revocation of the legal heirship certificate

is moved by the petitioners before this Court.

4 The record of the case reveals that Misc. Petition

No.160 of 2015, under Section 2 of Bombay Regulation VIII of

rpa 4/14 mpt-32-17.doc

1827, was moved before this Court on 10th September, 2015, in

pursuance of a requisition by SRA to that effect. It also appears

that the misc. petition moved by the respondents herein does not

refer to either the desertion or customary divorce between

respondent no.1 and the deceased or the marriage of the

deceased to petitioner no.1 or birth of petitioner nos.2 and 3 out

of the second wedlock. The misc. petition, on the other hand,

claims the respondents to be the only heirs and next of kin of the

deceased in accordance with law. It also appears that this Court,

vide order dated 14th December, 2015, dispensed with the

proclamation and, thereafter, on January 2016, made the petition

absolute and directed issuance of heirship certificate in favour of

the respondents.

5 The basis of the present revocation application is

that, firstly, the proceedings to obtain the heirship certificate

were defective in substance, inasmuch as the mandatory

requirement of a proclamation was dispensed with and, secondly,

the certificate itself was obtained fraudulently by making of false

suggestions and concealment from the Court of material facts.

It is submitted that the desertion and customary divorce between

the deceased and respondent no.1 as well as the marriage

rpa 5/14 mpt-32-17.doc

between the deceased and petitioner no.1 and birth of two

daughters, i.e. petitioner nos.2 and 3, from out of that wedlock,

are matters which are actively concealed from the Court whilst

obtaining the heirship certificate. It is submitted that there is a

false suggestion deliberately and knowingly made in the original

application for heirship certificate that the respondents were the

only heirs and next of kin of the deceased.

6 Learned counsel for the petitioners, at the hearing of

the present misc. petition, does not press for recognition of the

right of petitioner no.1 as legal heir of the deceased, since there

was admittedly no formal divorce as between the deceased and

respondent no.1 (his first wife) in accordance with the provisions

of the Hindu Marriage Act. Learned counsel, however, relying on

the provisions of Section 16 of the Hindu Marriage Act, submits

that even assuming the marriage between the deceased and

petitioner no.1 herein to be void on account of spouse of the

deceased husband being living at the time of the marriage, the

children of the marriage are still treated as legitimate and their

rights as legal heirs and next of kin of the deceased, cannot be

denied to them.

        rpa                                    6/14                                    mpt-32-17.doc




      7                 A legal heirship certificate was issued in the present

case under the provisions of Bombay Regulation VIII of 1827. The

regulation (Section 2 thereof) inter-alia provides that if any heir is

desirous of having his right formally recognized by the Court, the

judge, on an application of such heir, shall issue a proclamation in

the form contained in Appendix - A to the Regulation, inviting all

persons, who dispute the right of the applicant, to appear in the

Court and submit their objections, and if, no sufficient objection is

offered to the application, the judge shall proceed to receive

proof of the right of the applicant and upon being satisfied, grant

a certificate of heirship to the applicant. It is also to be noted

that by virtue of Section 390 of the Indian Succession Act, 1925,

various provisions contained in Part-X of that Act concerning

succession certificates including Section 383 of that Act are made

applicable, so far as may be, to the heirship certificates granted

under Bombay Regulation VIII of 1827. Section 383 of the

Succession Act provides for revocation of any succession

certificate granted under Part-X , inter-alia in a case where (i) the

proceedings to obtain such certificate were defective in

substance [clause (a)] or (ii) the certificate was obtained

fraudulently by making a false suggestion or by concealment from

rpa 7/14 mpt-32-17.doc

the Court of something material to the case [clause (b)].

The argument of learned counsel for the petitioners in the

present case is, firstly, that since issuance of proclamation is an

essential condition for accepting the claim of heirship and issue a

heirship certificate and that condition was not followed in the

present case, the proceedings to obtain the heirship certificate

can be said to be defective in substance. It is secondly submitted

that inasmuch as there is a fraudulent suggestion on the part of

the respondents herein whilst obtaining the heirship certificate

that they were the only legal heirs and next of kin to the

deceased, as also an active concealment of the fact of the second

marriage of the deceased with petitioner no.1 and birth of two

daughters (petitioner nos.2 and 3) from out of that wedlock, the

heirship certificate is liable to be revoked.

8 It is pertinent to note that as far as clause (a) of

Section 383 is concerned, a case must be made out that the

proceedings were defective in substance. The petitioners claim

that since the proclamation was mandatory under the provisions

of Section 2 of Bombay Regulation VIII of 1827, issuance of

heirship certificate in the present case was defective for want of

such proclamation. It is pertinent to note in this behalf that the

rpa 8/14 mpt-32-17.doc

proclamation was dispensed with by an express order of the

Court. If the misc. petition for heirship certificate was pressed

before the Court, without issuing the proclamation as per the

dispensation granted by the Court, the proceedings cannot be

said to be defective in substance. It is another matter if without

seeking any dispensation the heirship certificate was applied for

without such proclamation. In such case, the proceedings would

be defective in substance. So long as the order of the Court

providing for dispensation of the proclamation stands and is not

set aside, it is not for any party to claim that proceedings to

obtain heirship certificate without a proclamation suffer from any

defect in substance. There is, accordingly, no merit in the first

objection raised by the petitioner.

9 Clause (b) of Section 383 deals with a case where the

heirship certificate is obtained fraudulently by making of a false

suggestion or by concealment from the Court of something

material to the case. 'Fraud' itself implies suggestion of a fact by

one who does not believe it to be true or an active concealment of

a fact by one having knowledge or belief of the fact. In either

case, therefore, for seeking revocation of a certificate granted

under Part-X of the Indian Succession Act, or a heirship

rpa 9/14 mpt-32-17.doc

certificate granted under Section 2 of Bombay Regulation VIII of

1827, the applicant for revocation must make out three

ingredients; firstly, it needs to be shown that there is a false

suggestion or concealment of a material particular in the

application for heirship certificate; secondly, such suggestion or

concealment must be shown to have been made knowingly, that is

to say, by someone who does not believe the suggestion to be true

or who has the knowledge or belief of the fact concealed; thirdly,

there should be no other consideration affecting the

maintainability of the application for revocation, for example, bar

of limitation or equitable considerations affecting the applicant's

right to seek revocation.

10 Let us now consider whether these three ingredients

are made out in the present case. Insofar as the falsehood of the

suggestion or concealment of the material facts is concerned,

there is ample material on record to show that the deceased

subsequently married petitioner no.1 and two daughters

(petitioner nos.2 and 3) were born to him out of that wedlock. The

petitioners have relied on the marriage card as well as birth

certificates of petitioner nos.2 and 3 issued by the Municipal

Corporation Greater Mumbai as also other identity proofs such as

rpa 10/14 mpt-32-17.doc

Aadhar Card, Pan Card and Bank accounts as also voter ID Card

and Smart Card issued to the deceased as a retired Army

personal, in this behalf. There is overwhelming material on record

to show that the deceased married petitioner no.1 in the year

1984 and petitioner nos.2 and 3 were born out of this wedlock.

Even if the marriage of the deceased with petitioner no.1 were to

be treated as void under the provisions of Section 11 of the Hindu

Marriage Act by reason of the earlier spouse of the deceased,

namely, respondent no.1, being living on the date of the second

marriage, the heirship of petitioner nos.2 and 3 as daughters of

the deceased cannot be denied. As provided by Section 16 of the

Hindu marriage Act, notwithstanding that the marriage is null

and void under Section 11, any child of such marriage, who would

have been legitimate, if the marriage had been valid, shall be

legitimate. This is so even if there is a decree of nullity granted in

respect of that marriage under the Act or the marriage is held to

be void otherwise than on a petition under the Act. The statement

made in the original misc. petition for heriship certificate that the

respondents herein were the only legal heirs and next of kin of

the deceased, can thus be said to be plainly false. By the same

token, there is also concealment of a material fact, namely, that

there were two daughters of the deceased born out of the second

rpa 11/14 mpt-32-17.doc

wedlock, who were living on the date of the application for

heirship certificate.

11 The next question to be considered is whether this

concealment is said to be an active concealment by a person

having knowledge or belief of the fact or the false suggestion is

made by a person who does not believe the same to be true.

At the very outset, in this behalf, it must be noted that petitioner

no.1 and respondent no.1 are real sisters. It is inherently

improbable that respondent no.1 would be ignorant of the fact

that her real sister was living with her deceased husband and two

daughters were born to her from him. Besides, it is important to

note that in the face of elaborate assertions of the petitioners in

their misc. petition that the deceased married petitioner no.1 on

25th May, 1984 and the two were living together from 1985 till the

time of his death and petitioner nos.2 and 3 were born out of that

wedlock on 10th November, 1986 and 1983, backed by voluminous

record in proof of such assertions, all that one finds in the

respondents' reply to the misc. petition is a bare denial of the

relevant paragraphs as a whole (paragraphs 7,8, 9, 10, 11 and 12

of the misc. petition), by a one liner that the respondents deny

and do not admit the contents thereof and put the petitioners to

rpa 12/14 mpt-32-17.doc

the strict proof. The third important circumstance in this behalf

to be noted is that not only had the deceased himself executed an

affidavit on 21st September, 2004, for including the names of the

petitioners herein as his legal heirs in the records of his

employer, by asserting his marriage with petitioner no.1 and birth

of his two daughters, namely, petitioner nos.2 and 3, there is also

an affidavit by respondent no.1 herself testifying to the

correctness of the affidavit of the deceased. Though the

respondents contest the factum as well as the affirmation of the

aforesaid two affidavits, in the face of the voluminous evidence

referred to above and in the face of the rival pleadings of the

parties in the misc. petition, by a preponderance of probabilities,

the making of the affidavits is clearly believable. In the face of

this evidence, the respondents, and particularly respondent no.1,

who was the applicant in the original misc. petition for heirship

certificate, can certainly be fastened with the knowledge of the

marriage between the deceased and petitioner no.1 and, at any

rate, the birth of petitioner nos.2 and 3 out of the said wedlock.

The second ingredient of clause (b) is accordingly made out.

12 Insofar as other considerations are concerned, the

only objections raised by the respondents to the present

rpa 13/14 mpt-32-17.doc

application for revocation are on the ground, firstly, that the

petitioners herein did not at any time apply for any succession or

heirship certificate, and, secondly, the petitioners have

encroached upon and forcibly occupied some other properties of

the deceased. None of the objections is material or germane from

the point of view of the present revocation application. There is

no compulsion for any legal heir of a deceased predecessor to

either apply for a succession certificate or a heirship certificate.

In fact, as required by Section 2 of Bombay Regulation VIII of

1982, it is only when the heir is desirous of having his right

formally recognized by a Court that he needs to apply to the

Judge for a heirship certificate. Forcible possession or occupation

of the property of the deceased is, by its very nature, neither here

nor there insofar as the present revocation application is

concerned.

13 The petitioners, accordingly, have made out a clear

case under Section 390 read with Section 383 (b) of the Indian

Succession Act, 1925. The heirship certificate issued in the

present case is, in the premises, liable to be revoked. Accordingly,

the petition is allowed in terms of prayer clause (a). No order as

to costs.

        rpa                                  14/14                                  mpt-32-17.doc




      14                The parties, however, will be at liberty to apply for

heirship certificate in future jointly in favour of the respondents

and petitioner nos.2 and 3.

15 Since the main petition itself is disposed of by the

present order, the Notice of Motion does not survive and the

same is also disposed of.

16 Learned counsel for the respondents applies for stay

of this order. Since the present order is passed after fully hearing

the parties and also reserving liberty to apply for a heirship

certificate afresh, the prayer is rejected. In the facts of the case,

the respondents cannot be allowed to claim as sole heirs of the

deceased to the exclusion of petitioner nos.2 and 3 even for a

limited period.

(S.C. GUPTE, 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