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

Shaikh Mohammad Azahar Mohammad Gouse vs Ishwar Pralhad Dham And Ors
2025 Latest Caselaw 4968 Bom

Citation : 2025 Latest Caselaw 4968 Bom
Judgement Date : 24 April, 2025

Bombay High Court

Shaikh Mohammad Azahar Mohammad Gouse vs Ishwar Pralhad Dham And Ors on 24 April, 2025

Author: N. J. Jamadar
Bench: N. J. Jamadar
2025:BHC-AS:18856
                                                          Digitally signed
                                                          by SWAROOP
                                               SWAROOP SHARAD                                     -CRA-728-2023.DOC
                                               SHARAD  PHADKE
                                               PHADKE  Date:
                                                       2025.04.25
                                                          21:18:09 +0530
                                                                                                     Arun Sankpal


                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                        CIVIL APPELLATE JURISDICTION
                             CIVIL REVISION APPLICATION NO. 728 OF 2023


               Shaikh Mohammad Azahar
               Mohammad Gouse
               Age: 41 years, Occu: Business
               R/at: 1033 Saifi Lain Jama Masjid Camp
               Dist- Pune 411 001.                                                                    ..Applicant

                      Versus

               1. Ishwar Pralhad Dham
                  Age: 38 years, Occu: Service
                  R/at: Tarwade Wasti, Solai Complex,
                  Desai Hospital Road, Mohammad Wadi,
                  Hadapsar, Pune.

               2. Ranjit Janu Burte
                  Age: 37 years Occu: Service
                  R/at: 1009, Alksa App. Mohammad
                  Wadi Road, Hadapsar,
                  Pune.

               3. Kishor Ramchandra Khare
                  Age: 60 years Occu: Chartered Accountant
                  R/at: Shree Samarth Sadan, Room No.2,
                  Dr. D.D. Sathe Marg, Girgaum,
                  Mumbai 400 004.

               4. Bharat Damodar
                  Age: 76 years, Occu: Advocate and Solicitor
                  R/at: 3B, Jeevan Asha 60 A, Peddar Road,
                  Mumbai 400 026.

               5. Firoz Gulam Hussain Shaikh
                  Age: Adult Occu: NA
                  R/at: Gultekdi, Pune 411 037.


                                                                             1/28



                ::: Uploaded on - 25/04/2025                                        ::: Downloaded on - 26/04/2025 11:22:04 :::
                                                              -CRA-728-2023.DOC

6. Adv S. B. Bhele
   Age: Adult Occu: Advocate
   Dist: Pune.

7. Dr. Ramnath Jadhav,
   Age: Adult, Occu: Doctor
   R/at: Near Bhaji Market, Wadgao Sheri,
   Pune 411 014.
                                                      Respondents

Mr. Drupad S. Patil, with Namitkumar Pansare, for the Applicant.
Mr. Pramod Patil, i/b Uday Gaikwad, for Respondent No.1
Mr. Govind B. Solanke, for Respondent Nos. 3 & 4.

                                CORAM: N. J. JAMADAR, J.
            JUDGMENT RESERVED ON : 8th JANUARY 2025.
      JUDGMENT PRONOUNCED ON :            24th APRIL 2025.


JUDGMENT:

1. This Revision Application is directed against an Order dated 19 th

October 2023 passed by the learned Civil Judge, Senior Division, Pune

in CMA No. 645 of 2022, whereby an Application (Exhibit "29")

preferred by the applicant-respondent no.2 under the provisions of

Order VII Rule 11 of the Code of Civil Procedure 1908 ("the Code"),

came to be rejected.

2. Ashok Chokshi (the Testator) was endowed with movable and

immovable properties. The Testator passed away on 13 th November

2016, purportedly unmarried. Respondent Nos. 3 and 4 herein had

preferred an Application for grant of Probate bearing CMA No. 645 of

-CRA-728-2023.DOC

2022, in respect of the purported last Will and Testament of the Testator

dated 18th April 2013.

3. The applicant appeared in the said Probate Application and filed

a Caveat. In view of the objection to the grant of Probate, the said

Application was converted into a Suit being SCS No. 1790 of 2021.

Thereupon, the Applicant-Defendant No.9 in the said Suit filed a Say

and Counter-claim in the said Suit. The Applicant propounded a

purported Will dated 28th October 2016, under which the Testator had

appointed the Applicant as an Executor. The Applicant thus prayed for

grant of Probate in respect of the said Will dated 28th October 2016.

4. It seems the plaintiffs conceded that the Will propounded by the

Applicant dated 28th October 2016 was the last Will and Testament of

the Testator and the earlier Will dated 18 th April 2013, propounded by

them, stood revoked. Thus, by a Judgment and Order dated 16 th

November 2021, the learned Civil Judge was persuaded to grant

Probate of the Will dated 28th October 2016 to the Applicant.

5. Respondent No.1 herein filed Civil Misc Application seeking

revocation of the Probate under Section 263 of the Indian Succession

Act 1925. Respondent No.1 claimed to have worked with the Testator as

a housekeeper and caretaker. Under the Will dated 18 th April 2013,

respondent no.1 was a beneficiary. Respondent no.3, who was

appointed as the Executor under the said Will, gave assurances to

-CRA-728-2023.DOC

respondent no.1 that after the Court passes an Order granting Probate

the bequest in favour of respondent no.1 would paid. Asserting that the

Applicant obtained the Probate on the basis of false and forged

documents, the Respondent No.1 prayed for revocation or annulment of

the Probate granted in favour of the Applicant.

6. In the said Application for revocation of Probate, the applicant

filed an Application for rejection of the said Application purportedly

under Order VII Rule 11 of the Code primarily on the ground that once

the Application for Probate is converted into a Suit, the decree passed

by the Civil Court granting Probate is amenable to appeal under the

provisions of the Code and an Application for revocation of the Probate

is not tenable.

7. The said Application was resisted by respondent no.1.

8. The learned Civil Judge was of the view that in terms of Section

263 of the Indian Succession Act, a party could ask for revocation or

annulment of Probate where it was obtained fraudulently either by

making a false assertion or by concealing material facts. Since

respondent no.1 claimed that the purported Will dated 28 th October

2016 is forged and fabricated document, on the strength of which the

Probate was obtained, an Application for revocation of Probate was

tenable.

-CRA-728-2023.DOC

9. Being aggrieved, the applicant has invoked the revisional

jurisdiction of this Court.

10. On 18th December 2023 while issuing notice this Court had

framed the following issues which arise for determination.

"1) Whether, provisions of Order 7 Rule 11 of the Code of Civil Procedure, 1908 are applicable to the proceedings for revocation of probate under Section 263 of the Indian Succession Act, 1925.

2) What are the parameters for applying Section 141 of the Code of Civil Procedure, 1908 to proceedings under Section 263 of the Indian Succession Act, 1950 in view of judgment in the case of Nalini Navin Bhagwati Vs Chadravadan M. Mehta reported in (1997) 9 SCC 689."

11. An affidavit in reply has been filed on behalf of respondent no.1.

12. I have heard Mr. Drupad Patil, the learned Counsel for the

applicant, Mr. Pramod Patil, the learned Counsel for respondent no.1

and Mr. Govind Solanke, the learned Counsel for respondent nos. 3 and

4, at some length. With the assistance of the learned Counsel for the

parties, I have perused the material on record including the Judgment

and Order passed in SCS No. 1790 of 2021.

13. In the light of the issue of maintainability of an application for

rejection of a proceeding for revocation of probate, under Order VII

Rule 11 of the Code, it may be apposite to first note the submissions

canvassed by Mr. Pramod Patil, the learned counsel for the respondent

-CRA-728-2023.DOC

no. 1. Placing heavy reliance on the judgment of Supreme Court in the

case of Nalini Navin Bhagwati (supra), Mr. Pramod Patil would urge

that the controversy is no longer res integra. In the case of Nalini Navin

Bhagwati (supra), the Supreme Court has in terms enunciated that the

application for revocation of probate or letters of administration need

not be treated as a suit as contemplated under Section 295 of the Indian

Succession Act and that the procedure required under Section 295 need

not be adopted for disposal of the application filed under Section 263

for revocation of the probate or letters of administration. It would be

treated as a Miscellaneous Application and disposed of by the District

Judge either summarily or by recording evidence, according to the fact

- situation of the given case.

14. Mr. Pramod Patil would urge that once the proceeding under

Section 263 of the Indian Succession Act is construed as a miscellaneous

application, and not a substantive suit, recourse to the provisions

contained in Order VII Rule 11 of the Code is not at all warranted. The

said provisions are clearly inapplicable to Miscellaneous Application.

15. Support sought to be drawn to sustain an application for rejection

of such proceeding from the provisions contained in Section 141 of the

Code, according to Mr. Pramod Patil, is unsustainable. The provisions

contained in Section 141 of the Code are enabling in nature and do not

mandate that the procedure provided in the Code be followed in all

-CRA-728-2023.DOC

proceedings before the Civil Court. Mr. Pramod Patil submitted that

Section 141 of the Code makes it abundantly clear that the procedure

prescribed in the Code be followed as far as it can be made applicable.

The provisions contained in Order VII Rule 11 of the Code, according to

Mr. Pramod Patil, cannot at all be made applicable to a proceeding

under Section 263 of the Indian Succession Act as it confers a statutory

right upon an aggrieved person to seek revocation of probate or letters

of administration. Such statutory right cannot be interdicted by filing an

application under Order VII Rule 11 of the Code. Lest the provisions

contained in Section 263 of the Indian Succession Act would be

rendered nugatory.

16. To buttress the aforesaid submission, Mr. Pramod Patil placed

reliance on an order passed by a learned Single Judge of this Court in

Civil Revision Application No. 481 of 2023 dated 10 th November 2023,

wherein it was held in clear terms that the provisions contained under

Order VII Rule 11 of the Code do not apply to an application for

revocation of heirship certificate issued under the provisions of the

Bombay Regulation Act, 1827

17. Mr. Drupad Patil, the learned counsel for the applicant joined the

issue by canvassing multi-pronged from submissions. Firstly, Mr. Drupad

Patil would urge, a plain reading of the provisions contained in Section

141 of the Code in conjunction with the provisions contained in Section

-CRA-728-2023.DOC

295 and 263 of the Indian Succession Act, does not rule out the

applicability of the provisions contained in Order VII Rule 11 of the

Code to a proceeding for revocation of the probate or letters of

administration, under Section 263 of the Indian Succession Act, 1925.

Mr. Drupad Patil would urge, all the necessary factors to make the

procedure contained in the Code applicable to a proceeding for

revocation of probate or letters of administration obtain in a situation of

the present nature. Firstly, the proceeding under Section 263 of the Act,

1925 falls within the ambit of the term 'Proceedings" under Section 141

of the Code. Secondly, the said proceeding is undoubtedly before a Civil

Court. Thirdly, the qualifying expression in Section 141 namely "as far

as it can be made applicable" cannot be so construed as to make the

provisions of the Code inapplicable to such proceeding, in the absence

of any indication to the contrary.

18. Mr. Drupad Patil further submitted that the reliance on the

judgment in the case of Nalini Navin Bhagwati (supra) is of no

assistance to respondent no. 1. The core question that arose for

consideration in the said case was, can an application filed under

Section 263 of the Act, 1925 be treated as a contentious suit as

envisaged by Section 295 of the Act, 1925. The decision in the case of

Nalini Navin Bhagwati (supra), according to Mr. Durpad Patil, cannot be

said to be an authority for the proposition that an application under

-CRA-728-2023.DOC

Order VII Rule 11 of the Code for rejection of the proceeding under

Section 263 of the Act, 1925, is not at all maintainable.

19. Secondly, Mr. Drupad Patil submitted that this very question has

been dealt with by another learned Single Judge of this Court in the

case of Vijay Shivram Pathare Vs. City Corporation Limited and Anr 1,

wherein, an objection to the tenability of an application for rejection of

a proceeding under Section 263 of the Act 1925, based on the decision

of the Supreme Court in the case of Nalini Navin Bhagwati (supra) was

repelled by the learned Single Judge. Though the said decision in the

case of Vijay Shivram Pathare (supra) was rendered prior in point of

time, the same was not brought to the notice of the learned Single

Judge in the case of Hiraman Shankar Khanavkar (supra) and,

therefore, the subsequent decision in the case of Hiraman Shankar

Khanavkar (supra) without noticing an earlier decision of the co-

ordinate bench cannot command precedential value, submitted Mr.

Drupad Patil.

20. Thirdly, laying emphasis on the object of the provisions contained

in Order VII Rule 11 of the Code, Mr. Drupad Patil would urge if a

wholly sham and vexatious proceeding under Section 263 of the Act

1925 is filed, it cannot be said that the Court has no power to dismiss

such proceeding at the very threshold.

1 (2023) SCC OnLine Bom 721.

-CRA-728-2023.DOC

21. Lastly, Mr. Drupad Patil placed reliance on a judgment of

Supreme Court in the case of Subal Paul Vs. Malina Paul and Anr, 2

wherein in the context of the tenability of an appeal against judgment

delivered by the Single Judge under Section 299 of the Act, 1925 before

the Division Bench, the Supreme Court had enunciated that the order

passed by the Court under Section 299 of the Act, 1925 though may not

be stricto sensu a decree within the meaning of Section 2(2) of the

Code of Civil Procedure Code but it is beyond any cavil that the same

would be a judgment within the meaning of Section 2(9) thereof.

22. Drawing analogy Mr. Drupad Patil would urge, when a

proceeding under Section 263 of the Act, 1925 is filed to revoke a

probate or letters of administration based on such judgment, the non-

existence of the cause of action or any other bar to the tenability of such

application, must be dealt with at the threshold and such a proceeding

can be rejected by invoking the power under Order VII Rule 11 of the

Code.

23. The aforesaid submissions now fall for consideration.

24. To begin with, it may be necessary to note the nature of the

proceeding under Section 263 of the Act, 1925. Section 263 reads as

under:

"263. Revocation or annulment for just cause.--

2 (2003) 10 SCC 361.

-CRA-728-2023.DOC

The grant of probate or letters of administration may be revoked or annulled for just cause.

Explanation. --Just cause shall be deemed to exist where--

(a) the proceedings to obtain the grant were defective in substance; or

(b) the grant was obtained fraudulently by making a false suggestion, or by concealing from the Court something material to the case; or

(c) the grant was obtained by means of an untrue allegation of a fact essential in point of law to justify the grant, though such allegation was made in ignorance or inadvertently; or

(d) the grant has become useless and inoperative through circumstances; or

(e) the person to whom the grant was made has wilfully and without reasonable cause omitted to exhibit an inventory or account in accordance with the provisions of Chapter VII of this Part, or has exhibited under that Chapter an inventory or account which is untrue in a material respect.

25. As the text of aforesaid section indicates the grant of Probate or

Letters of Administration may be revoked if the proceedings to obtain

the grant were, "defective in substance", or the grant was obtained

fraudulently by making a false suggestion or by suppressing from the

Court something material to the case or if the grant was obtained by

means of untrue allegations or if the grantee has willfully and without

reasonable cause omitted to exhibit an inventory or account in

accordance with the provisions of Chapter VII of Part IX.

26. Section 263 of the Act vests a judicial discretion in the Court to

revoke or annul the grant for "just cause". The Explanation to Section

263 enumerates the circumstances in which the Court may legitimately

-CRA-728-2023.DOC

draw an inference that a just cause to revoke the grant has been made

out. It is trite, the onus rests on the person who seeks the revocation of

the grant to show that a just cause for revocation exists.

27. Keeping in view the aforesaid nature of the proceeding under

Section 263 of the Act, 1925 the provisions contained in Section 141 of

the Code deserve to be noted. It reads as under:

"141. Miscellaneous proceedings .-

The procedure provided in this Code in regard to suits shall be followed, as far as it can be made applicable, in all proceedings in any Court of civil jurisdiction. [Explanation .-In this section, the expression "proceedings"

includes proceedings under Order IX, but does not include any proceeding under article 226 of the Constitution.]

28. A plain reading of the aforesaid section would indicate that the

procedure in the Code in regard to suits shall be followed, as far as it

can be made applicable, in all proceedings in any Court of civil

jurisdiction. By insertion of the Explanation, it has been clarified that

the expression "proceedings" includes proceedings under Order IX of the

Code, but does not include any proceeding under Article 226 of the

Constitution.

29. For the applicability of the procedure provided in the Code two

conditions are primarily required to be satisfied. First, it ought to be a

"proceeding" within the meaning of Section 141 of the Code. Second,

such proceeding ought to be before any court of civil jurisdiction. If

-CRA-728-2023.DOC

these two conditions are satisfied then the provisions in the Code can be

made applicable to such proceeding before the civil court, as far as it

can be made applicable. A cumulative reading of Section 4 and Section

141 of the Code would thus imply that unless there is a special form of

procedure prescribed by or under any other law for the time being in

force for a proceeding before the civil court, ordinarily, the procedure

provided by the Code can be made applicable as far as possible.

30. The expression, "proceeding" is defined in Black's Law Dictionary

as, "The regular and orderly progression of a lawsuit, including all acts

and events between the time of commencement and the entry of

judgment."

31. The expression "Proceedings" in Section 141 of the Code appears

to be of wide connotation. The Explanation, appended to Section 141

clearly indicates that it is an inclusive definition. What is expressly

included in the Explanation is not exhaustive of the term,

"proceedings", rather illustrative and inclusive. Thus a proceeding filed

under Section 263 of the Act 1925 for revocation of probate or letters of

administration falls within the ambit of the term "proceeding" under

Section 141 of the Code.

32. What is the import of the term "a court of civil jurisdiction" under

Section 7 of the Maharashtra Civil Courts Act 1869 ("the Act of 1869").

The District Court shall be the principal Court of original civil

-CRA-728-2023.DOC

jurisdiction in the District, within the meaning of the Code of Civil

Procedure. Under Section 28A of the said Act of 1869, the High Court

may by general or special order invest any Civil Judge within such local

limits and subject to such pecuniary limitation as may be prescribed in

such order, with all or any of the powers of a District Judge or a District

Court as the case may be under the Indian Succession Act 1925. In

exercise of the powers conferred by Section 28A(1) of the said Act of

1869, the High Court has invested all Civil Judges (Senior Division),

with all the powers of a District Judge to take cognizance of any

contested proceeding under Indian Succession Act 1925, arising within

the local limits of their respective jurisdiction that may be transferred to

them by their respective District Judges (See paragraph 305 Chapter

XIV of the Civil Manual).

33. The aforesaid provisions would thus indicate that a court dealing

with the matters under the Indian Succession Act, 1925 is the court of

civil jurisdiction. Thus, both the Tests of the "proceeding", and "court of

civil jurisdiction" stand satisfied in relation to a proceeding under

Section 263 of the Act of 1925.

34. This takes to me to the question of the extent of the application of

the provisions of Code, especially, Order VII Rule 11 to a proceeding

under Section 263 of the Act of 1925, in the context of the qualifying

expression , "as far as it can be made applicable." The sheet anchor of

-CRA-728-2023.DOC

the submission of Mr. Pramod Patil, was the decision in the case of

Nalini Navin Bhagwati (supra).

35. In the said case the probate was granted on 16 th January 1967.

The Appellants therein filed an Application to revoke the Probate. A

prayer to convert the said Revocation Application into a Suit was

rejected by the City Civil Court. The High Court directed to treat the

Application for Revocation as a Suit filed under Section 295 of the Act

of 1925. On Appeal, the Supreme Court was confronted with a

question; whether the Application for Revocation of the Probate would

be treated as a Suit under Section 295 of the Act of 1925 ?

36. The observations of the Supreme Court in paragraph 7 are

material and, hence, extracted below.

"7. But when the grant of probate or letter of administration is sought to be revoked, it is not clear what nomenclature would be ascribed to it and what procedure would be adopted for its disposal. Take for instance a situation when the suit is decreed ex parte. Order IX Rule 13 provides for making of an application to set aside the decree on proof of certain grounds ex parte decree gets set aside. Similarly when the suit was dismissed for default, under Order IX Rule 9 an application would be filed and on proof of the circumstances for absence, the order would be set aside and suit would get restored. Similarly, when probate or letter of administration is granted and it is sought to be revoked, Section 263 provides for the grounds on the basis of which it would be revoked. When the grounds are sought to be proved, the question is

-CRA-728-2023.DOC

whether such an application would be treated to be a suit? We are of the considered view that an application to revoke probate or letter of administration would be treated as miscellaneous application and may be disposed of on the fact situation in an appropriate case either summarily or after recording evidence. The application to revoke the probate or letter of administration thus may be disposed of by the District Judge either summarily or in a given situation where it requires proof of the facts by adduction of evidence by the parties by recording such evidence as is adduced by the parties. The burden will be on the applicant to prove the facts to revoke the probate or letter of administration and the respondent who obtained probate or letter of administration has to disprove the contentions of the applicant. In that situation, based upon the given facts situation, it will be for the Court to dispose it of either summarily or after giving opportunity to both the parties to adduce evidence and consideration thereof. Under these circumstances, it is not necessary that the application for revocation of the probate or letter of administration would be treated as a suit as contemplated under Section 295 of the Act. If the contention of Shri Puri merits acceptance, then any proceedings under the application to revoke the probate or letter of administration should be treated as a suit: the applicant cannot prove the will and at the same time cannot contend that the will was not validly executed. Therefore, it would be self contradictory to adopt such a procedure. Accordingly, we are of the view that the procedure required under Section 295 need not be adopted for disposal of the application filed under Section 263 for revocation of the probate or the letter of

-CRA-728-2023.DOC

administration. It would be treated as miscellaneous application and disposed of as indicated earlier according to the given fact situation. In fact, the Bombay High Court came to consider the question, not directly on this issue but in an analogous situation in Narbheram Jivaram Purohit vs Jevallabh Harijivan (1933) 35 Bom LR 998. Therein, the learned single Judge had held that the proper procedure for revocation of probate granted by the High Court is by way of a petition filed in the testamentary and intestate jurisdiction of the Court, and not by way of suit in its Ordinary Original Civil Jurisdiction. In other words, the Court indicated that it need not be treated as a suit on the original side of the Court but it could be disposed of as an application independent of the suit. Thus we hold that the High Court was clearly in error in reaching the conclusion that it should be treated as a suit and disposed of under Section 295." (emphasis supplied)

37. The Supreme Court has in terms enunciated that the Application

for Revocation of Probate or Letters of Administration would be treated

as Miscellaneous Application and may be disposed either summarily or

after recording the evidence. It is not necessary that a proceeding to

revoke the Probate or Letters of Administration would be treated as a

Suit as prescribed under Section 295 of the Act of 1925.

38. The question that, however, wrenches to the fore and remains to

be answered is, whether the aforesaid pronouncement can be construed

to render the provisions of Order VII Rule 11 of the Code inapplicable to

-CRA-728-2023.DOC

a proceeding filed under Section 263 of the Act of 1925, for the reason

that the said proceeding is not to be treated as a Suit?.

39. On a fair reading of the aforesaid observations of the Supreme

Court, in my considered view, such an inexorable inference is not

deducible. The aforesaid decision is an authority for the proposition that

such a proceeding under Section 263 of the Act 1925 need not be

treated as a Suit. It, however, does not necessarily justify a further

inference that the provisions contained in Order VII Rule 11 of the Code

need not be made applicable to such proceeding. The submission that if

the proceeding is not treated as a Suit, the provisions contained in

Order VII Rule 11, which empowers the Court to reject the Plaint, are

not attracted, appears to be fallacious.

40. In the case of Vijay Shivram Pathare (supra), a learned Single

Judge of this Court, after adverting to the aforesaid pronouncement,

observed as under:

"18. In my reading of the decision, before the Apex Court, the issue of applicability of the provisions of Civil Procedure Code 1908 was not under consideration. The Apex Court was dealing with a fact situation wherein an application was filed to revoke the probate and prayer was made to convert the application into a regular suit. It will be worthwhile to note that the Apex Court has observed in paragraph 7 that the application to revoke the probate or letter of administration thus

-CRA-728-2023.DOC

may be disposed of by the District Judge either summarily or in a given situation where it requires proof of the facts by adducing evidence by the parties by recording such evidence as is adduced by the parties. In my opinion, the decision of Apex Court is not an authority for the proposition that the provisions of Civil Procedure Code 1908 are not applicable to an application for revocation."

41. The reliance placed by Mr. Pramod Patil on the order in the case

of Hiraman Shankar Khanavkar (supra) does not seem to advance the

cause of the submission on behalf of Respondent No.1. Firstly, the said

judgment was rendered in a slightly different fact-situation. In the said

case an Application for Revocation of Heirship Certificate was filed and

the Applicants therein had sought rejection of the said Application for

Revocation, under Order VII Rule 11 of the Code. It is trite, the grant of

Heirship Certificate does not determine the proprietary rights of the

parties. Heirship Certificate does not confer status of an heir. It merely

recognize such status. Secondly, in the said case, the decision of this

Court in the case of Vijay Shivram Pathare (supra) was not considered.

42. I find substance in the submission of Mr. Drupad Patil that since

the decision in the case of Vijay Shivram Pathare (supra) was rendered

prior in point of time, the co-ordinate Bench in Hiraman Shankar

Khanavkar (supra) was bound by the said decision and thus the

-CRA-728-2023.DOC

decision in the case of Hiraman Shankar Khanavkar (supra), does not

command precedential value.

43. Various provisions of the Code have been held applicable to the

proceedings under the Act of 1925 and other special enactments. In the

case of Deubai Tukaram Pakhare & Ors Vs Muktabai Tukaram Pakhare &

Ors3 the provisions contained in order VI Rule 17 of the Code were held

applicable to the proceeding under Section 373 of the Act of 1925. In

the case of Jairam Gurnani Vs Shanta Gurnani,4 the Delhi High Court

has held that the provisions contained in the Code were applicable to

the proceedings under the Guardians and Wards Act, in view of the

provisions contained in Sections 4 and 141 of the Code.

44. The matter can be looked at form a slightly different perspective.

The object of the provisions contained in Order VII rule 11 is to nip in

the bud a vexatious and abortive proceeding. Its object is to save the

precious judicial time which would otherwise be wasted in dealing with

a proceeding which is ex-facie sans cause of action or barred by any

provision of law. It serves the cause of public justice by throwing out

sham and unwarranted proceeding.

45. In the case of Azhar Hussain Vs Rajiv Gandhi, 5 the purpose of

conferment of power to reject the Plaint was expounded as under:

3 2000 (1) MhLJ 511.

4 ILR (1979) I Delhi 99.

5 1986 Supp SCC 315.

-CRA-728-2023.DOC

"12. ...The whole purpose of conferment of such powers is to ensure that a litigation which is meaningless, and bound to prove abortive should not be permitted to occupy the time of the court, and exercise the mind of the respondent. That sword of Damocles need not be kept hanging over his head unnecessarily without point or purpose. Even in an ordinarily civil litigation, the court readily exercises the power to reject a plaint, if it does not disclose any cause of action."

46. In the case of Dahiben Vs Arvindbhai Kalyanji Bhanusali (Gajra)

Dead Through Legal Representatives And Ors, 6 the object of Order VII

Rule 11 was enunciated as under:

"The underlying object of Order 7 Rule 11(a) is that if in a suit, no cause of action is disclosed, or the suit is barred by limitation under Rule 11(d), the court would not permit the plaintiff to unnecessarily protract the proceedings in the suit. In such a case, it would be necessary to put an end to the sham litigation, so that further judicial time is not wasted."

47. If a proceeding for Revocation under Section 263 of the Act of

1925 is shown to be ex-facie without any locus or cause of action or

otherwise barred by law, it cannot be said that the Court is denuded of

the power to stop such proceeding at the threshold and must decide

such proceeding after a long drawn hearing or trial. Such an

interpretation would defeat the very object of investing jurisdiction in

6 (2020) 7 SCC 366.

-CRA-728-2023.DOC

Testamentary Court to revoke the Probate or Letters of Administration

for a just cause.

48. It is well recognized that the period of limitation prescribed in

Article 137 of the Schedule to the Limitation Act 1963 applies to a

proceeding for revocation of the Probate or Letters of Administration

under Section 263 of the Act of 1925. If a proceeding for revocation of

the Grant of Probate or Letters of Administration is shown to be clearly

beyond the period of limitation from the date of the accrual of the cause

of action, such a proceeding must be rejected at the threshold. The

provisions contained in Order VII Rule 11(d) would have clear

application to such a situation. Merely because the proceeding under

Section 263 of the Act of 1925 partakes the character of Miscellaneous

proceeding and not a Suit, it cannot be insulated from the operation of

Order VII Rule 11.

49. A profitable reference in this context may be made to the

judgment of the Supreme Court in the case of Ramesh Nivrutti Bhagwat

Vs Dr Surendra Manohar Parakhe, 7 wherein it was enunciated that the

residuary entry Article 137 in the Schedule to the Limitation Act, 1963

covers proceedings for Revocation of the Probate or Letters of

Administration and the Petition for Revocation of Letters of

Administration filed beyond the said period of three years was clearly

7 (2020) 17 SCC 284.

-CRA-728-2023.DOC

time barred and, thus, was rightly rejected by the Courts by allowing

the Application for rejection of the said Petition for Revocation.

50. The conspectus of the aforesaid consideration is that there is no

justifiable reason not to apply the provisions contained in Order VII

Rule 11 of the Code to a proceeding under Section 263 of the Act of

1925. I am, therefore, impelled to held that the provisions contained in

Order VII Rule 11 are applicable to a proceeding for Revocation of

Probate.

51. As far as the parameters for applying Section 141 of the Code to

the proceeding under Section 263 of the Act 1925, in my view, the law

enunciated by the Supreme Court in the case of Nalini Navin Bhagwati

(supra) illuminates the path. If the Court decides to determine the

proceeding under Section 263 of the Act 1925 in a summary manner, all

the provisions of the Code do not become applicable to such a

proceeding. On the other hand, if in the given fact-situation, the Court

considers that the issues are required to be determined by providing an

opportunity to adduce evidence, then, the provisions of the Code which

govern the procedure of trial, wherein evidence is recorded, can be

made applicable. No straight jacket formula as to the applicability of the

particular provision of the Code can be laid down. The applicability of

the provisions of the Code to a proceeding under Section 263 of the Act

of 1925 would hinge upon the fact-situation of the given case.

-CRA-728-2023.DOC

52. This takes me to the merits of the matter. As noted above, the

rejection of the Application for Revocation of Probate was sought on the

ground that the decree passed by the Civil Court granting Probate is

amenable to an Appeal under the provisions of the Code and, thus, the

Application for Revocation was not tenable.

53. The submission is required to be stated to be repelled. Section

263 of the Act of 1925, as noted above, empowers the Testamentary

Court to revoke the Grant of Probate or Letters of Administration for a

just cause. The said remedy is independent of the right of an aggrieved

party to prefer an Appeal against the order granting Probate. The

existence of the remedy of Appeal, does not take away the right of an

aggrieved person to seek revocation of Probate or Letters of

Administration, provided he succeeds in establishing a just cause for the

same.

54. In the case at hand, the civil Court has granted the Probate by a

judgment and order dated 16 th November 2021. The Application for

Revocation of the Probate came to be filed on 15 th March 2022. The

Application is, evidently, within the statutory period of limitation.

55. It is trite, while considering the Application for rejection of the

Plaint, the Court can only examine the averments in the Plaint and the

documents annexed thereto. The defence of the Defendant is totally

irrelevant. If on a meaningful reading of the Plaint, the Court finds that

-CRA-728-2023.DOC

there is no cause of action or the relief claimed is otherwise barred by

any law, then only a Plaint can be rejected.

56. On the aforesaid touchstone, if the averments in the Application

for Revocation of the Probate are considered, it becomes evident that

the Applicant has made assertion which prima facie fall within the

ambit of Clauses (b) and (c) of the Explanation to Section 263 of the

Act of 1925.

57. The peculiar circumstances in which the Probate came to be

granted deserve to be noted. Initially, Respondent Nos. 3 and 4 herein

had preferred an Application for grant of Probate propounding a

registered Will of the Testator dated 18th April 2013. The Applicant filed

objection and a counter-claim. The Applicant propounded the Will

dated 28th October 2016. It seems, later on, Respondent Nos. 3 and 4,

the Plaintiffs in the Probate Proceeding, conceded that the Will

propounded by the Applicant dated 28th April 2016 was the last Will

and Testament of the Testator and the prior Will dated 18 th April 2013

stood revoked. From the perusal of the order passed by the learned

Civil Judge dated 16th November 2021 it becomes evident that there

was no contest as the contents of the counter-claim and the evidence

adduced by Applicant-Defendant No.9 and his witnesses had gone

unchallenged.

-CRA-728-2023.DOC

58. It is in the aforesaid context the Respondent No.1 alleges that the

said Probate was obtained in collusion by the Applicant, Respondent

Nos. 3 and 4, the propounder of the prior Will, and Respondent No.2,

Ranjit Burte, who was shown as the attesting witness.

59. A perusal of the Will dated 28 th October 2016, prima facie,

indicates that there is a reference to the nephews and nieces of the

Testator who were then residing in America. The Application preferred

by Respondent Nos. 3 and 4 indicates that those heirs of the testator

were impleaded as Defendant Nos. 2 to 7 to the said Application. It

becomes abundantly clear that neither the Applicant herein, nor

Respondent Nos. 3 and 4, nor for that matter, Respondent No.2, Ranjit

Burte, who had also propounded another Will dated 25 th January 2016,

were related to the Testator. All claimed to have worked for the Testator

in one or the other capacity. This backdrop of none of these parties

being even remotely related to the Testator and, conversely, there were

other heirs of the Testator, who were stated to be residing in America

also needs to be kept in view.

60. In the aforesaid backdrop the averments in the application for

Revocation were required to be appreciated albeit prima facie, to

ascertain whether a case for rejection of the application, was made out.

Apart from the allegations that the Will dated 28th October 2016

propounded by the Applicant is false and fabricated, the Respondent

-CRA-728-2023.DOC

No.1 has specifically asserted that in the very Will, the Testator

purportedly made grave allegations against Ranjit Burte, Respondent

No.2 and, yet, the said Ranjit Burte has been shown to have attested the

said Will. Respondent No.1 has also alleged that to the said Will a copy

of the driving license of Ranjit Burte is annexed; which shows that the

said license was issued on 6th July 2017 well after the purported

execution of the said Will on 28th October 2016. The Testator passed

away on 13th November 2016; under two weeks of the execution of the

Will in question. The intrinsic evidence of the Will also indicates that

the Testator was suffering from Alzheimer and mental illness since the

year 2002.

61. The assertions in the application for Revocation of the Probate are

required to be appreciated in the light of the all these factors. It is more

so, for the reason that a Testamentary Court is a Court of conscience. If

viewed through this prism, it would be rather difficult to draw an

inference that the Application for revocation is devoid of substance and

deserves to be rejected at threshold. It is an altogether different matter,

whether the Applicant would succeed in demonstrating that a just cause

for Revocation of probate is made out. That would be a matter for

consideration by the Trial Court by adopting the procedure which it

considers appropriate in the fact-situation of the case.

-CRA-728-2023.DOC

62. Resultantly, I am inclined to hold that the learned Civil Judge was

justified in rejecting the application for rejection of the proceeding

under Section 263 of the Act, 1925.

63. Hence the following order:

:ORDER:

64. The Application stands rejected.

65. No costs.

[N. J. JAMADAR, J.]

69. At this stage, the learned Counsel for the applicant seeks

continuation of the ad-interim relief.

70. Having regard to the view taken by this Court, the prayer for

further continuation of the ad-interim relief does not merit acceptance.

Hence, the oral application for continuation of stay stands rejected.

[N. J. JAMADAR, 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 Partner Event : IJJ

 
 
Latestlaws Newsletter