Citation : 2025 Latest Caselaw 4856 Bom
Judgement Date : 17 April, 2025
2025:BHC-AUG:11091
(1) FA-214-2024 & ORS..odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
FIRST APPEAL NO.214 OF 2024
AND
FIRST APPEAL NO.215 OF 2024
AND
FIRST APPEAL NO.722 OF 2025
Sunil s/o. Vitthal Shinde,
Age: 55 years, Occ: Agril,
R/o Sindon, Tq. & Dist. Aurangabad,
At present Renukanagar, Garkhed Parisar
Aurangabad ..Appellant
(Orig. Applicant)
Versus
1. Ali Shan S/o. Noor Mohammad Shaikh,
Age: 55 years Occ: Agril,
R/o. Chitegaon, Tq. Paithan, Dist. Aurangabad
2. Bebe Wd/o Noor Mohammad Shaikh,
Age: 78 years, Occ: Nil.
R/o. As above.
3. Imtiyaz Bee @/o Peer Mohammad Shaikh,
Age: 59 years Occ: Household,
R/o. Shindon Tq/ & Dist. Aurangabad.
4. Rabiyabee W/o. Vazir Shaikh,
Age: 52 years, Occ: Household,
R/o. As above.
5. Hamsheerabee W/o Shaikh Chand,
Age: 50 years, Occ: Household,
R/o. Garkheda, Aurangabad.
6. Shamshadbee W/o Latif Sayed,
Age: 47 years, Occ: Household,
R/o. Badgaon, Tq. & Dist. Aurangabad.
7. Lailabee Shamat Shaikh,
Age: 42 years, Occ; Household,
R/o. Shindon Tq. and Dist. Aurangabad.
8. The State of Maharashtra
The District Collector, Aurangabad ..Respondents
(R.No.1 to 7 are Orig. R. Nos.2
(2) FA-214-2024 & ORS..odt
to 8 and R.No.8 is Ori. R.No.1.)
...
Mr. P. F. Patni, Advocate for the Appellant.
Mr. Mohsin Khan, Advocate for Respondent Nos.1 to 7.
Mr. V. S. Badakh, AGP for Respondent No.8.
...
CORAM : S. G. CHAPALGAONKAR, J.
RESERVED ON :- 18th MARCH, 2025.
PRONOUNCED ON :- 17th APRIL, 2025.
JUDGMENT:
-
1. All proceedings are arising out of common order dated
30.09.2023 passed by Civil Judge Senior Division, Aurangabad.
For better understanding, the details are mentioned in tabular
form:
First Appeal Civil M.A. No. Remark No. FA/214/2024 294/2022 For issuance of Probate and Letter of Administration under Section 299 of the Indian Succession Act by present appellant FA/215/2024 293/2024 For issuance of probate and letter of administration under section 299 of the indian succession act in respect of amount and FD kept in bank by present appellant FA/722/2025 2151/2021 For issuance of heirship certificate in respect of immovable properties and succession certificate in respect of deposits by Alishan and others.
2. All three proceedings were taken up for common hearing and
disposal before Civil Judge Senior Division at Aurangabad, who
allowed Civil M.A. No.2151/2021 and directed issuance of heirship
certificate in name of Alishan and others in respect of immovable
properties and succession certificate in respect of Alishan and (3) FA-214-2024 & ORS..odt
others in respect of Fixed Deposits at Maharashtra Gramin Bank,
whereas rejected Civil M.A. Nos.293/2023 and 294/2023.
3. The facts giving rise to present proceedings are summarized
as under:
One Tajuddin Noor Mohammad Shaikh was scholar of
religious scriptures of Hindu religion and renowned preacher
(Kirtankar). Although he was Muslim by birth, he had developed
interest in Hindu scriptures since his young age and devoted in
social and religious work in the interest of community. The
appellant-Sunil Vitthal Shinde claims that Tajuddin Shaikh was
residing with him as family member. Initially he came in contact
with appellant's father and became family member. The appellant
since childhood devoted himself in assisting Tajuddin Shaikh.
During the lifetime Tajuddin Shaikh purchased some properties
out of his income and had maintained certain Fixed Deposits. He
executed two Will dated 11.12.2013 and 28.09.2020 and
bequeathed his property to appellant. Tajuddin Shaikh died on
27.09.2021 due to heart attack. After demise of Tajuddin Shaikh,
Appasaheb Admane handed over appellant both Will. Accordingly,
he claims for grant of Probate in respect of Will or Letter of
Administration as per Will.
4. It is contention of appellant that Alishan and others have no
right to seek heirship or succession certificate as Tajuddin Shaikh (4) FA-214-2024 & ORS..odt
has executed Will and bequeathed his interest in movable and
immovable properties in his favour.
5. Per contra, Alishan and others contested claim of Sunil
Shinde contending that Tajuddin Shaikh never renounced Islam.
During his lifetime, he maintained his family from his income. His
last rites are performed as per Muslim rituals and dome is
constructed near his house, which is looked and managed by
Alishan and others. They denied execution of Will and contended
that appellant has created false and fabricated documents with
intention to grab properties left behind by Tajuddin Shaikh.
6. The Trial Court framed issues, recorded evidence of parties
and rejected claim of appellant highlighting certain doubtful
circumstances as regards to Will relied by appellant and passed
impugned order.
7. Mr. Patni, learned Advocate appearing for the appellant
vehemently contends that late Tajuddin Shaikh never resided with
his family. At young age of about 18 years, he left home and
resided in shelter of appellant's family. The appellants from his
young age, remained in service of Tajuddin Shaikh. Hence, he
executed his Will dated 11.12.2013 bequeathing his properties in
the name of appellant. The Will is duly notarized and signed by
two witnesses. Second Will dated 28.09.2020 does not conflict with (5) FA-214-2024 & ORS..odt
first Will and reiterates intention of Tajuddin Shaikh to bequeath
properties purchased by him in favour of appellant. There cannot
be dispute about valid execution of Will. The attesting witnesses
are examined, whose testimony cannot be doubted. The physical
and mental condition of Tajuddin Shaikh at the time of execution of
Will is admitted to be sound. The disposition of property under
Will needs to be respected. The circumstances considered against
grant of Probate / Letter of Administration in favour of appellant
does not exist. Mr. Patni in support of his contentions relies upon
observations of Supreme Court of India in case of Smt. Indu Bala
Bose and Others Vs. Manindra Chandra Bose and Another 1,
observations Allahabad High Court in case of Smt. Hadi Begum
(Deceased by LR) Vs. Smt. Ruqqiya Sultana 2 and lastly
observations of this Court in case of Damodar Kashinath
Rasane Vs. Smt. Shahajadibi and Others3.
8. Per contra, Mr. Khan, learned Advocate appearing for the
respondent nos.1 to 7 submits that apparently, perusal of both Will
would show that those are typewritten at a time. The contents are
word to word same. The property which was not purchased or
possessed by Tajuddin Shaikh on the date of alleged execution of
first Will is made part of Will. Similarly, land which is transferred
in the name of brother is shown in Will. The Stamp Paper on
1 AIR 1982 SC 133.
2 1984 ALL.L.J. 408.
3 AIR 1989 BOMBAY 1.
(6) FA-214-2024 & ORS..odt
which alleged Will is typewritten is purchased by appellant. As per
Muslim law, Will cannot be valid beyond 1/3 rd of the property
possessed by testator. On this count also, Will cannot be accepted
to be valid. The appellant failed to clear suspicious circumstances.
Therefore, he urges to dismiss the Appeals.
9. Having considered submissions advanced and on perusal of
record, apparently claim of appellant for issuance of Probate or
Letter of Administration has been rejected on following counts:
(i) There is no explanation for purchase of Stamp Paper in the
name of appellant.
(ii) As per Muslim law bequest beyond 1/3rd of total property is
impermissible.
(iii) The Gut No.177 is given to respondents by gift, however,
same is made part of bequest under Will.
(iv) The property purchased in the year 2014 is made part of
Will alleged to be executed in the year 2013.
10. Undisputedly, Tajuddin Shaikh was Muslim by birth.
Although appellant contends that Tajuddin Shaikh professed
Hindu religion, there is nothing to show his conversion to
Hinduism. On the other hand, witnesseses of appellant namely
Appasaheb and Rajendra gave vital admissions, which depicts that
Tajuddin Shaikh never renounced Muslim religion. The findings
recorded by Trial Court on this issue does not require interference.
(7) FA-214-2024 & ORS..odt
11. Section 63 of the Indian Succession Act provides for mode
and manner of attestation of Will. The onus to prove Will is on
propounder. The propounder has to establish execution of Will and
remove suspicious circumstances surrounding execution of Will. It
is also necessary to establish the testamentary capacity and
signature of testator. The term suspicious circumstances has been
explained by Supreme Court of India in case of Shashi Kumar
Banerjee & Ors. Vs. Subodh Kumar Banerjee & Ors.4. The
suspicious circumstances may be as to genuineness of signature of
testator, condition of testator's mind, the dispositions made in the
Will being unnatural, improbable or unfair in the light of relevant
circumstances, or there might be other indications in the Will to
show that testator's mind was not free. When circumstances are
not normal or normally expected of a normal person, it would be
termed as suspicious circumstances. Upon discharge of such onus,
the Court required to decide issue as to genuineness and due
execution of Will. The Probate Court does not decide any question
of title or existence of property itself.
12. In light of aforesaid parameters of law, it is to be find out if
appellant had discharged his burden to establish execution of Will
free from suspicious circumstances. The witness Appasaheb
Admane deposed that Tajuddin Shaikh executed two Will dated
4 AIR 1964 SC 529.
(8) FA-214-2024 & ORS..odt 11.12.2013 and 28.09.2020 in his presence. The first will was
notarized before Advocate Ankush Jadhav and second Will was
notarized before Ulhas Kadam, which is singed by Tajuddin Shaikh
and then by both witnesses. The Will was kept in his custody.
After death of Tajuddin Shaikh, he informed appellant about
execution of Will and handed over original to him.
13. The respondents have objected evidence adduced by
appellant. Firstly, it is contended that Stamp Paper was not
purchased by Tajuddin Shaikh, but it was by appellant. Perusal of
first Will shows that stamp was purchased for appellant by
Tajuddin Shaikh. There appears signature of Tajuddin Shaikh
below name of purchaser. The Trial Court observed that it was
purchased by appellant. On careful reading of document,
contention of Mr. Patni, learned Advocate that this was purchased
by Tajuddin Shaikh for appellant appears to be more probable and
acceptable. The findings of Trial Court on this aspect appears to be
inconsistent to record or based on misreading of documents.
14. The Trial Court relied upon second suspicious circumstance
as to genuineness of Will that Tajuddin Shaikh was not entitled to
bequest in any case beyond 1/3rd of his estate as per Muslim law.
The Trial Court rightly relied upon Chapter 18 of Mohammedan
Law (Mulla), which suggests that power of Muslim to bequest has
been limited or restricted in two ways, namely, he cannot Will for (9) FA-214-2024 & ORS..odt
more than 1/3rd of his estate, and secondly, he cannot bequest to an
heir validly, unless some conditions are fulfilled. The bequest to an
heir is not valid unless the other heirs consent to the bequest after
death of the testator. If a Will, bequest, limited one third to a
stranger, it would be perfectly valid, binding on heirs and lawful,
otherwise, it would be invalid, without the consent of heirs. In
light of aforesaid provision, even it is assumed that bequest beyond
1/3rd was invalid, there is no difficulty in accepting Will as valid to
the extent of permissible limit under Mohammedan Law. Mr.
Patni has rightly relied upon observations of Division Bench of this
Court in case of Damodar Kashinath Rasane (supra) in this
regard, particularly observations in paragraph no.17:
"17. The second question which, no doubt, has been raised on behalf of the defendants, for the first time, in this Second Appeal can also be disposed of by us since it is a question of law and the matter is at large before us on all point of law. Ads pointed out earlier while summarizing the position of law, a widow's share in her husband's property is limited only to one-fourth of his estate, when there are no other blood-relations of the husband left/ This will also mean that when the sole heir left is the widow and the bequest of the entire property is made in favour of a stranger the bequest will have to be upheld to the extent of the widow. There is no reason why such a consequence should not follow in law for ever where the consent of the heir is needed to validate the bequest in excess of one-third that consent is required so that the heir or heirs concerned are not deprived of their rightful share in the estate. That righted share in the estate in the present case being only of the widow and limited only to one fourth of the unbequeathable estate of the testator, that is 2/3rd of the estate, the plaintiff is entitled to only one-forth of the two-thirds of the said estate. In other words she is entitled only to one-sixth of the entire estate. This being the case, the suit be decreed only to the extent of one-sixth of the land in dispute."
(10) FA-214-2024 & ORS..odt
15. The next contention doubting genuineness of Will is that land
Gut No.177 was given by Tajudding Shaikh to his brother Alishan.
Eventually, mutation entry was recorded. The appellant as well as
his witness Rajendra admitted mutation in favour of Alishan,
which depicts that 62R land was allotted to him under partition
deed and name of Tajuddin Shaikh was removed. Second Will has
been executed on 28.09.2020. Prior to that mutation Entry
No.2274 dated 01.04.2020 was certified as to partition and transfer
of land in favour of Alishan. It is accordingly submitted that once
such a transfer was effected, a Will executed at a later point in
time would not have reference of its bequeathal to the appellant.
Perusal of document, particularly second Will dated 28.09.2020
depicts that reference as regards to land Gut No.177 is made
stating that suit property is part of earlier Will dated 11.12.2013
and then it makes reference of further estate to be bequeathed
under Will. It is true that, in said Will there is no reference of
gifting land Gut No.177 to Alishan. In natural course, Tajuddin
Shaikh would have explained aforesaid fact. This circumstance is
not properly clarified by appellant.
16. Last and most important objection is that Will dated
11.12.2013 makes reference of land Gut No.2 to the extent of 40R.
The certified copy of sale deed dated 12.05.2014 depicts that
Tajudding Shaikh became owner of land after execution of Will (11) FA-214-2024 & ORS..odt
dated 11.12.2013. No explanation is coming forward from
appellant as to how in the Will executed in the year 2013, there is
reference of land purchased after six months of execution of Will.
Mr. Patni, learned Advocate endeavours to explain that there was
agreement for purchase of land and Tajuddin Shaikh was aware
about its acquisition, hence reference is made. However, this
explanation are not supported by documentary or oral evidence.
The appellant never stated in his evidence that such agreement
existed prior to execution of Will. The vendors or witnesses of such
transaction is not examined to clear aforesaid circumstances. This
Court, therefore, holds that appellant failed to remove suspicious
circumstances as regards to mention of land Gut No.2 in Will dated
11.12.2013.
17. Mr. Khan, learned Advocate appearing for respondents
points out that Will of 2013 and 2020 are word to word same and
uses same font. There appears some substance in contention of
learned Advocate appearing for respondents. The first Will is
executed in 2013, whereas second is executed in 2020. No
explanation is coming forward as to how both Will are similar as to
print and font. Therefore, there is no reason to interfere in
conclusion drawn by Trial Court.
18. So far as grant of heirship certificate and succession
certificate in the name of Alishan and others vide Civil M.A. (12) FA-214-2024 & ORS..odt
No.2151/2021, there is no reason to interfere, since respondents are
natural successors of Tajuddin Shaikh, particularly when it is held
that appellant failed to prove valid execution of Will in his favour
and remove suspicious circumstances as to execution of Will.
19. Consequently, First Appeals sans merits and accordingly,
stand dismissed.
(S. G. CHAPALGAONKAR) JUDGE Devendra/April-2025
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!