Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shaunak Choksi vs Ketan Kishoredas Mehta
2026 Latest Caselaw 3408 Bom

Citation : 2026 Latest Caselaw 3408 Bom
Judgement Date : 6 April, 2026

[Cites 19, Cited by 0]

Bombay High Court

Shaunak Choksi vs Ketan Kishoredas Mehta on 6 April, 2026

2026:BHC-OS:8164


                                                                 IA-2807-2024 & 2156-2023 (1).doc
          Digitally
          signed by
          SHAGUFTA
SHAGUFTA QUTBUDDIN
QUTBUDDIN PATHAN
PATHAN    Date:
          2026.04.06
                                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
          15:53:09
          +0530                      TESTAMENTARY AND INTESTATE JURISDICTION

                                          INTERIM APPLICATION NO. 2807 OF 2024
                                                (For Condonation of Delay)
                                                            IN
                                                Caveat (L) NO. 191 OF 2018
                                                            IN
                                         TESTAMENTARY PETITION NO.462 OF 2018

                       Ketan Kishoredas Mehta,
                       Age : 53 years, Occ : Business,
                       Hindu Indian Inhabitant of Mumbai,
                       Residing at 7, Shriniketan,
                       2nd Marine Cross Lane, 14, Queens Road,
                       Churchgate, Mumbai - 400 020
                       being one of the Beneficiary in the                ...Applicant
                       Estate of Deceased above named                     (Org. Respondent)

                       IN THE MATTER BETWEEN :
                       Shaunak Harshad Choksi,
                       age about 65 years, Hindu,
                       Indian Inhabitant of Mumbai,
                       Occupation : Businessman, residing at
                       Choksi Villa, R.A. Kidwai Road,
                       Matunga, Mumbai-400 019
                       being one of the Executor and Trustee
                       named under the Last Will & Testament
                       of the Deceased above named
                                                                          ... Petitioner
                              And
                       Ketan Kishoredas Mehta,
                       Age : 53 years, Occ : Business,
                       Hindu Indian Inhabitant of Mumbai,
                       Residing at 7, Shriniketan,
                       2nd Marine Cross Lane, 14, Queens Road,
                       Churchgate, Mumbai - 400 020
                       being one of the Beneficiary in the
                       Estate of Deceased above named                     ... Respondent


           SQ Pathan                                                                               1/33




                       ::: Uploaded on - 06/04/2026              ::: Downloaded on - 06/04/2026 21:02:23 :::
                                                          IA-2807-2024 & 2156-2023 (1).doc




                                              WITH
                               INTERIM APPLICATION NO.2156 OF 2023
                                               IN
                              TESTAMENTARY PETITION NO.462 OF 2018

            Shaunak Choksi,
            age about 70 years, Hindu,
            Indian Inhabitant of Mumbai,
            Occupation : Businessman, residing at
            Choksi Villa, 63, R.A. Kidwai Road,
            Matunga, Mumbai-400 019
            being one of the Executors and
            Trustees named under the Last Will                    ...Applicant
            and Testament of the Deceased abovenamed.             (Org. Petitioner )

            IN THE MATTER BETWEEN :
            Shaunak Choksi,
            age about 70 years, Hindu,
            Indian Inhabitant of Mumbai,
            Occupation : Businessman, residing at
            Choksi Villa, 63, R.A. Kidwai Road,
            Matunga, Mumbai-400 019
            being one of the Executors and
            Trustees named under the Last Will                    ... Petitioner
            and Testament of the Deceased abovenamed.
                   And
            Ketan Kishoredas Mehta,
            Age : 49 years, Hindu Indian Inhabitant of
            Mumbai, Occupation : Businessman,
            Residing at 7, Shriniketan,
            2nd Marine Cross Lane, 14, Queens Road,
            Churchgate, Mumbai - 400 020                          ... Caveator/
                                                                    Respondent
                                           ------------

            Mr. Gaurang Mehta a/w Ms. Vidhi Dharia, Ms. Rhea Mehta, and
            Mr. Ameya Mahajan for the Applicant/Petitioner in IA/2156/2023 and for
            the Respondent/Caveator in IA/2807/2024



SQ Pathan                                                                                  2/33




            ::: Uploaded on - 06/04/2026                 ::: Downloaded on - 06/04/2026 21:02:23 :::
                                                           IA-2807-2024 & 2156-2023 (1).doc


            Mr. Rubin Vakil a/w Ms. Khushboo Chughani i/b Mr. Markand Gandhi for
            the    Respondent/Caveator      in   IA/2156/2023   and   for    the
            Applicant/Petitioner in IA/2807/2024
                                        ------------
                                       CORAM : SHARMILA U. DESHMUKH, J.
                                            RESERVED ON : MARCH 9, 2026
                                           PRONOUNCED ON : APRIL 6, 2026
            ORDER :

1. Interim Application No. 2807 of 2024 has been preferred by the

Caveator seeking condonation of delay of 133 days in filing of the

affidavit in support of the Caveat. Interim Application No. 2156 of 2023

has been filed seeking dismissal of the Caveat. Both applications were

taken up for hearing together and common submissions were

canvassed and both applications are being decided by this common

order.

INTERIM APPLICATION NO 2807 OF 2024:

2. The Caveat is filed by one Ketan Kishoredas Mehta on 21 st July,

2018, claiming to be creditor of the deceased. The Affidavit in support

of Caveat was filed on 14th December, 2018. The application seeks

condonation of delay of 133 days caused in filing the Affidavit in

support of Caveat. Under Rule 402 of the Bombay High Court (Original

Side) Rules, the Caveat is required to be filed within eight days of

service of citation and the affidavit in support of Caveat is required to

be filed within 14 days of filing of Caveat. The application pleads that

the father of the Caveator, Kishoredas Mehta, had obtained decree

IA-2807-2024 & 2156-2023 (1).doc

dated 27th June, 2006 against the deceased and had also filed

insolvency petition in which the deceased was adjudicated as insolvent.

The said Kishoredas Mehta expired in the year 2011 and the Caveator is

one of the legal heirs of the deceased judgment creditor and entitled

to payment from the estate of the deceased. The Testamentary

Petition was not served upon the Caveator and the filing of the

Petition came to his knowledge on 21 st June, 2018. From 25th June,

2018 to 17th July, 2018, the Caveator was not in India and in the

meantime his Advocate addressed communication dated 30 th June,

2018 to the Official Assignee requesting it to take steps in respect of

the Testamentary Petition. After the Caveator's return to India , the

Caveat was filed on 21st July, 2018. However due to dispute with

erstwhile advocate, the papers were returned to the Caveator and no

Affidavit in support was filed and the Caveat remained in objection.

The present Advocates came to be engaged on 31 st October, 2018 and

thereafter the Affidavit in support came to be filed on 14 th December,

2018.

3. The copy of the interim application was not served upon the

Petitioner and was served only at the time of hearing of the

application. In order to avoid further delay in the hearing, the matter

proceeded for hearing on the basis of denial with consent.

4. Mr. Vakil, learned counsel appearing for Caveator would submit

IA-2807-2024 & 2156-2023 (1).doc

that no citation was issued to the Caveator, despite the deceased

having expired as undischarged insolvent. He submits that the

Caveator took necessary steps after learning about the filing of the

Petition and the application sets out the dispute with the erstwhile

Advocate which explains as to why the Affidavit could not be filed in

support of Caveat within time. He submits that time was granted till 9 th

November, 2022 by the Learned Prothonotary and Senior Master to

comply with office objections and the present application was filed on

8th November, 2022.

5. Mr. Mehta, learned counsel appearing for Petitioner submits that

though the Affidavit in support of Caveat was filed on 14 th December,

2018, the present Application seeking condonation of delay was filed in

November, 2022 without any prayer for condoning the delay of almost

four years in filing the Interim Application. He submits that the Caveat

was abandoned by the Caveator and the present Application is by way

of afterthought. He submits that by order dated 2 nd August 2022, the

Prothonotary and Senior Master directed the Caveator to get the

Caveat registered and numbered before 13th September 2022, which

was not done. He submits that on 9th November 2022, more than four

years after lodging the Caveat, the application was filed for

condonation of delay in filing the affidavit, which also remained

pending for almost two years. He submits that the Petitioner filed

IA-2807-2024 & 2156-2023 (1).doc

Interim Application No. 2156 of 2023 for striking off the Caveat on

account of non-removal of office objections and alternatively, to

discharge/dismiss the Caveat, and thereafter steps were taken by the

Caveator to number interim application for condonation of delay,

which was numbered in September, 2024. He submits that the delay is

not of 133 days as sought to be projected but the Caveator has taken

period of almost six years in getting the present application registered

and numbered which shows gross negligence. He submits that by

reason of inaction by the Caveator, the Petition remained pending for

almost seven years and the intent is to cause obstruction in grant of

probate.

6. I have given my thoughtful consideration to the rival contentions

raised.

7. The Applicant was not cited in the Testamentary Petition but

learnt about the filing of the Testamentary Petition and accordingly

filed Caveat on 21st July, 2018. Rule 402 of the Bombay High Court

Original Side Rules provides that an affidavit in support of Caveat shall

be filed within eight days from the date of filing of the Caveat and no

such affidavit shall be filed after the expiry of period of eight days

without an order of the Judge in Chambers. The Affidavit in support of

Caveat was filed on 14th December, 2018 without applying for an order

for condonation of delay and hence the Caveat remained in objection

IA-2807-2024 & 2156-2023 (1).doc

and the testamentary petition was not converted into suit. The

present application has been filed after a period of almost four years

on 8th November, 2022 and there is no explanation for the delay and no

prayer for condonation of delay. The Applicant has calculated the

delay of 133 days by taking into consideration the period from the date

of filing of Caveat i.e. 21 st July, 2018 till the date of filing of Affidavit in

support of Caveat i.e. 14th December, 2018 but has failed to seek

condonation of delay for the inordinate delay of about four years in

filing the present application. Under Article 137 of Limitation Act, the

period of limitation for filing of the application would be three years

when the right to apply accrues. The period of limitation commenced

upon the delayed filing of the Affidavit in support of Caveat and in the

absence of any explanation and absence of relief seeking condonation

of delay, the present application is barred by limitation. Resultantly,

the application itself cannot be entertained and deserves to be

dismissed.

8. Apart from the above, for the proceedings to be converted into

contentious proceedings, the Rules set out prescribed timelines and

the delayed filing of the Affidavit in support of Caveat derailed the

entire proceedings as the Petition was neither converted into suit nor

proceeded for grant. Even after filing of the application in the year

2022, no efforts were taken to get the application numbered and

IA-2807-2024 & 2156-2023 (1).doc

circulated. The application has been numbered in the year 2024 and it

is not demonstrated that any attempt was made to circulate the

application for hearing.

9. The relief sought is for condonation of delay of 133 days which

does not seem such an inordinate delay, however, when considered

with the attendant circumstances, brings to the fore the inaction on

part of the Caveator to take timely steps in proceeding with the

opposition to the grant of Probate. Sans any explanation for the delay

in filing the present application, the only conclusion to be drawn is that

the intent is to delay the grant. Even accepting that there was dispute

with the erstwhile Advocate, the Caveator had obtained legal advice

and had filed the Affidavit in support. As there was delay, the

application ought to have been filed immediately for condoning the

delay. Instead the Caveat was kept under objection for number of

years. The Caveator has slept over the matter and after period of four

years preferred the present application without any explanation and

without seeking relief of condonation of delay. It is no answer to say

that time was granted by the registry to remove office objections and

the same cannot constitute an explanation for the delay. The written

submissions of the Caveator seeks to justify the delay in filing the

Affidavit in support of Caveat but offers no explanation for the delay in

filing the present application.

IA-2807-2024 & 2156-2023 (1).doc

10. The Court will not countenance such inaction and negligence as it

would be easy for a party to stall the grant by deliberately delaying the

filing of Affidavit in support of Caveat and then remain passive for

years without filing or circulating the application for condonation of

delay resulting in successful obstructing the grant without much effort.

Law comes to the aid of the parties who are diligent in pursuing their

remedies and not to the parties who have demonstrated negligence

and inaction.

11. In light of the above, though the application ostensibly seeks

condonation of delay of 133 days, the application itself is barred by

limitation. There is absolutely no explanation tendered for delay in

filing the present application and no relief sought for condonation of

delay of almost four years in filing the present application. I am

therefore not inclined to allow the application. Resultantly, the

Application stands dismissed.

12. Despite the dismissal of application for condonation of delay, as

this Court is convinced that even if the delay is condoned, the Caveator

has no Caveatable interest, the application for dismissal of Caveat is

being considered.

INTERIM APPLICATION NO 2156 OF OF 2023:

13. Testamentary Petition No. 462 of 2018 was filed seeking probate

of the last Will and Testament dated 24 th April 1997 of deceased

IA-2807-2024 & 2156-2023 (1).doc

Harshad Harilal Choksi, who, at the time of his death on or about 25 th

February 2010, was an undischarged insolvent. In the Testamentary

Petition, as initially filed on 11 th January 2018, there were no pleadings

about the deceased being an undischarged insolvent or that the

property vested in the Official Assignee. The schedule of assets to the

Testamentary Petition listed the immovable property being 100%

ownership of Plot No. 63, Choksi Villa, admeasuring 634.68 sq. meters,

including a garage, situated at King Circle, Mumbai 400 090, valued at

Rs. 33,31,92,006. On 21st July, 2018, one Ketan Kishoredas Mehta filed

Caveat (L) No 191 of 2018 opposing the grant of Probate and the

affidavit in support of Caveat was filed in December, 2018. The

Affidavit in support of Caveat brought on record the fact of the

deceased being an undischarged insolvent and that the father of

Caveator was creditor of the deceased and pursuant to the order of

adjudication of insolvency, the estate of the deceased vested in the

Official Assignee, with whom the deceased creditor had filed his

Affidavit of proof of claim.

14. Vide order dated 18th December, 2025, Petitioner was permitted

to amend the petition. By the amendment, the Petitioner sought to

incorporate the pleadings as regards the order of adjudication of

insolvency dated 16th June 2009, the vesting of the estate of the

deceased in the Official Assignee, disputing the proof of debts lodged

IA-2807-2024 & 2156-2023 (1).doc

with Official Assignee and sought to amend the schedule of assets to

restrict it to the surplus upon administration of the estate of the

deceased under the Insolvency Act. Exhibit `C' described the

immovable properties, i.e., Choksi Villa, as well as the bank account of

the deceased, and by way of Exhibit `C-1', the schedule of property of

deceased, described the right and entitlement of the deceased to

receive from the Official Assignee the movable and immovable

properties vested in the Official Assignee, either upon recall of order

of adjudication of insolvency Court or discharge of insolvency of the

deceased or the right or entitlement to receive the surplus.

15. The Caveat opposes the grant claiming that the Caveator is one

of the creditors of the deceased-Harshad Harilal Choksi. It is stated

that the Caveator's father had obtained decree against the deceased

for sum of Rs. 38,43,422.12, which decree has attained finality. In

execution proceedings, the immovable property of the deceased came

to be attached, and as the decree was not satisfied, the Caveator's

father filed Petition No. 18 of 2007 before this Court in insolvency

jurisdiction and vide order dated 16 th June 2009, the deceased was

adjudicated as an insolvent and the property of the deceased vested

with the Official Assignee, and the deceased ceased to have any

interest in the said property. After the death of the deceased, the

legal heirs, including the testamentary Petitioner, were impleaded as

IA-2807-2024 & 2156-2023 (1).doc

legal heirs of the deceased, and an order of status quo was passed in

respect of the estate of the deceased, and they were also directed to

make disclosures. Upon the death of the Caveator's father, the

Caveator, along with the other legal heirs, was brought on record in the

insolvency petition. It is submitted that, being a creditor of the

deceased, the Caveator has a Caveatable interest in the estate of the

deceased and in the manner in which it is administered upon the

demise of the deceased, and despite thereof, no citation has been

issued to the Caveator's late father or even to the Official Assignee in

whom the estate of the deceased vests. It was contended that the

Petition does not disclose that the deceased was an undischarged

insolvent and also suppresses the debts owed by the estate of the

deceased to various creditors, including the Caveator's father. It is

submitted that the testamentary petition is seeking probate of the Will

after almost 8 years of his demise, which raises a suspicion about the

alleged Will, which may be a forged and fabricated document in order

to defeat the interest of the creditors.

16. Mr. Mehta, learned counsel appearing for the petitioner, submits

after the order of adjudication of insolvency, the father of the

Caveator, had filed proof of claim on 15 th October 2009 with the

Official Assignee, which was not proved during the lifetime of the

deceased creditor, and no effective steps were taken by the legal heirs

IA-2807-2024 & 2156-2023 (1).doc

of the deceased creditor before the Official Assignee. He submits that

by way of the probate petition, post the amendment granted, the

petitioner has brought on record that there are only two creditors who

had filed proof of claim and the total amount claimed is Rs. 11 crores or

thereabouts, which debts were seriously disputed. He points out that

by reason of the order of adjudication of insolvency, the assets of the

deceased have vested in the Official Assignee, and it is only the assets

which are listed in Exhibit `C-1', i.e., the surplus which would come

either by reason of recall of order of adjudication or payment of debts,

in respect of which the probate petition is filed. He points out to

Section 276(1) of the Indian Succession Act, 1925 (for short,

`Succession Act'), which provides for the application for probate to

state the amount of assets which are likely to come in the Petitioner's

hands.

17. He submits that the creditor of the deceased testator has no

locus to object to the probate of the Will of the deceased testator and

has no Caveatable interest. He submits that the Caveator is not the

creditor but the legal heir of the creditor of the deceased, who has not

yet taken steps in respect of the proof of claim filed with the Official

Assignee. He submits that the grant of probate will not affect the

rights of the creditor, as the creditor is not concerned with whether the

Will is found to be genuine or not. He submits that the lodging of the

IA-2807-2024 & 2156-2023 (1).doc

Caveat is against the express legal bar contained in Section 17 of the

Presidency Towns Insolvency Act, 1909 (for short "Insolvency Act"), as

the creditor of a deceased insolvent, by virtue of vesting of the

property in the Official Assignee, does not have any remedy against

the property of the insolvent in respect of the debt claimed, and there

is a legal bar against the creditor on initiating legal proceedings qua

the same. He submits that the Caveat is, therefore, barred by law, not

maintainable and requires to be rejected at the threshold.

18. He would submit that the Caveator, as the alleged creditor of the

deceased insolvent, cannot take any stand independent of the Official

Assignee, who is appointed for the benefit of the general body of

creditors of the deceased insolvent and the interest of the body of the

creditors lies with the Official Assignee. He submits that the Official

Assignee has not objected to the probate petition and, therefore, the

Caveator has no locus. He submits that, post order of adjudication of

insolvency, the rights of such creditor are not against the insolvent

debtor or his estate but only against the Official Assignee to ensure

due administration of the property of the insolvent by the Official

Assignee for payment of debts of the creditors.

19. He would submit that an executor of a Will of the deceased

insolvent is his legal representative within the meaning of Section 211

of the Succession Act and is entitled to exercise all rights, interest, and

IA-2807-2024 & 2156-2023 (1).doc

enjoyment of the deceased insolvent, under the Insolvency Law.

20. He submits that the claims made by the deceased creditor are

seriously disputed and not adjudicated though litigation is pending

since last more than two decades. He submits that the deceased

creditor and, after his demise, his legal representatives are merely

contingent creditors who have no present right to inherit.

21. He submits that the right and entitlement of the deceased

insolvent is to the surplus as contemplated under Section 76 of the

Insolvency Act, which is the property of the deceased and devolve

upon the executors of the Will upon his demise. He submits that the

probate was mandatory to establish rights under the Will. He submits

that the probate petition has been filed by the executors, and there is

no bar either under the Insolvency Act or the Succession Act barring a

testamentary petition in respect of the Will left behind by the

deceased insolvent. In support, he relied on the following decisions :

(i) Purushottam Vishandas Raheja vs. Asha Shrichand

Raheja & Anr.1

(ii) Rahamtullah Sahib vs. Rama Rau & Anr.2

(iii) C. P. Paul vs. M/s. Hydro Power Constructions,

Kothamangalam & Ors.3

1 Order dated 26.07.2016 passed in Appeal No.598/2011 in NM/22/2011 in Petition/1172/2010 2 Madras Series Vol. XVII 373 3 (1996) ILR 2 Ker 536 (KER) : AIR 1996 KERALA 324

IA-2807-2024 & 2156-2023 (1).doc

(iv) Surya Prakash S. Makharia vs. Pramod Kumar Makharia 4

(v) Hemraj Champa Lall vs. Ramkishen Ram5

22. Mr. Vakil, learned counsel appearing for the Caveator submits

that the Caveator being creditor of the deceased has Caveatable and

special interest in the estate of the deceased. He submits that the

Caveator's father is decree holder in respect of an adjudicated final

claim and Petitioner in insolvency proceedings. He submits that the

Caveator is legal heir of the creditor and represents the estate of the

creditor. He submits that the claim of the Caveator is not adverse to

the estate of the deceased and only seeks to assert his right to recover

debts due from the estate of the deceased in insolvency proceedings.

He distinguishes the decisions cited by Mr. Mehta and would submit

that the decisions of the Madras High Court and the Kerala High Court

are prior to the decision of the Hon'ble Apex Court in Krishna Kumar

Birla vs. Rajendra Singh Lodha & Ors. 6. Insofar as decision of Surya

Prakash S. Makharia vs. Pramod Kumar Makharia (supra), is

concerned, he submits, in that case the claim of the Caveator was of

contingent nature and the Caveator therein had sought to challenge

the title of the deceased testator to the property. He submits that in

present case, Caveat has been filed for administration of the estate of

4 AIR Online 2024 BOM 2336 5 AIR 1916 Patna 279 6 (2008) 4SCC 300

IA-2807-2024 & 2156-2023 (1).doc

the deceased and is not any claim relating to property of the insolvent,

and hence the decision in Hemraj Champa Lall vs. Ramkishen Ram

(supra), is clearly misconceived.

23. He assails the maintainability of testamentary petition during

the continuance of the insolvency proceedings, as the Insolvency Act is

a special legislation and is a code in itself providing for a mechanism to

deal with the assets and estate of the insolvent. He would point out

Sections 108 to 111 of Insolvency Act dealing with the administration

of the deceased debtor's estate. He submits that in case of an insolvent

dying as an undischarged insolvent, the estate of insolvent rests in the

Official Assignee who is in charge of the administration of the estate.

He submits that in case of deceased dying as an undischarged

insolvent, if parallel proceedings for administration of his estate is held

to be maintainable then incongruous situation would arise where a

person being declared insolvent after his demise will be governed by

the Insolvency Act for the administration of his estate, whereas a

person dying as an undischarged insolvent will not be subject to the

administration of the estate under the Insolvency Act.

24. He submits that a reading of Section 273 of the Succession Act

and Rule 374 of High Court Rules would indicate that the existence of

property of a deceased person is a precondition for filing of a petition

for probate. He submits that where a person dies as an undischarged

IA-2807-2024 & 2156-2023 (1).doc

insolvent, no estate of such person would exist in law, as the property

of an insolvent vests in the Official Assignee and thus the jurisdictional

fact for maintaining a petition for grant of probate is absent. He

submits that the Official Assignee sought relief of transfer of the

testamentary petition to the insolvency court, which is different from

the Caveator's contention that the testamentary petition is not

maintainable.

25. He submits that the contention of the petitioner upon

amendment, claiming only the surplus under Section 76 of the

Insolvency Act is misconceived, as admittedly, there is no order of

discharge of the deceased from insolvency under Section 58, and hence

the provisions of Section 76 are not attracted. He submits that the

schedule of property at Exhibit `C-1' of the petition is speculative and

without any basis. He submits that a comparison of Exhibit `C' and

Exhibit `C-1' shows that the value of assets is identical, and hence an

attempt is being made to obtain probate in respect of the entire

purported estate of the deceased.

26. He would submit that the original Petitioner, though being a

party to the insolvency petition, suppressed the insolvency

proceedings and vesting of estate in Official Assignee in the

testamentary petition and he submits that there is no disclosure about

the existence of the Will in the insolvency proceedings. He submits

IA-2807-2024 & 2156-2023 (1).doc

that the application for amendment was filed seven years after the

filing of the affidavit in support of the Caveat. He submits that, in view

of the Petitioners' conduct, the Caveator's presence is necessary to

protect the interest of the creditor in testamentary proceedings. In

support, he relies upon the following decisions:

(I) Krishna Kumar Birla vs. Rajendra Singh Lodha & Ors.

(supra);

(ii) Sanwarmal Kejriwal vs. Vishwa Co-op. Hsg. Society Ltd. &

Ors.7

27. In rejoinder, Mr. Mehta would submit that the decision of

Krishna Kumar Birla vs. Rajendra Singh Lodha & Ors. (supra) does not

lay down an absolute proposition that the creditor of a deceased

testator can maintain a Caveat to oppose the probate petition. He

submits that, in that case, the Hon'ble Apex Court was not considering

Caveatable interest of creditor. He would submit that the decision in

the case of Sarala Sundari Dassya vs. Dinabandhu Roy Brajaraf Saha

(Firm)8 arose out of revocation petition filed by the creditor, and in

that context, it was held that a creditor of the legal heir of the

deceased testator would have locus to file revocation petition. He

points out that in paragraphs 101 and 102 of the decision in Krishna

Kumar Birla vs. Rajendra Singh Lodha & Ors. (supra), the Hon'ble 7 (1990) 2 SCC 288 8 AIR 1844 PC 11.

IA-2807-2024 & 2156-2023 (1).doc

Apex Court has acknowledged that the decisions relating to revocation

of grant are not applicable to the facts of that case. He submits that, in

the present case, the estate of the deceased is being represented by

his executors, and even applying the test formulated by the Hon'ble

Apex Court in the case of Krishna Kumar Birla vs. Rajendra Singh

Lodha & Ors. (supra), the Caveat is not maintainable.

28. He would further submit that there is no conflict or repugnancy,

between Insolvency Act and the Succession Act, both of which are

general legislations and operate in different fields and spheres. He

submits that Sections 108 to 111 of Insolvency Act are special

provisions having no application as the adjudication order of insolvency

was passed under Part II of the Insolvency Act. He submits that Part X

applies only when a debtor has not been adjudicated insolvent during

his lifetime and gives his legal representative an opportunity to contest

the petition filed by a creditor upon the demise of the debtor under

Section 108 of the Insolvency Act. He submits that, pertinently, Section

109(4) of the Insolvency Act provides for payment of the surplus to the

legal representative of the deceased debtor after the administration of

the estate, which indicates a need to obtain grant of legal

representation even before completion of administration of the estate.

29. I have given my anxious consideration to the rival contentions.

30. The Caveator is the legal heir of the judgment creditor in respect

IA-2807-2024 & 2156-2023 (1).doc

of an adjudicated claim against the deceased under decree dated 27 th

June 2006. The father of the Caveator was the petitioning creditor in

insolvency petition, whereby the deceased was adjudicated as an

insolvent. The issue which arises for consideration is whether the

Caveator has a Caveatable interest to oppose the grant of Probate. The

Affidavit in support of Caveat sets out the details of litigation between

the father of the Caveator and the deceased resulting in the suit being

decreed and the subsequent insolvency proceedings wherein the

deceased was adjudicated an insolvent, various orders passed in

insolvency proceedings, and litigation pertaining to the property of the

deceased. The Affidavit thereafter sets out the steps taken by the

Caveator in filing of Caveat and the affidavit subsequent to the

discovery of the filing of the Testamentary Petition. The relevant

portion of paragraph 4 and 17 of the Affidavit states as under:

"4. ....Since the deceased failed to comply with the said order, the deceased was adjudicated as an insolvent and the property of the deceased, thereafter vested with the official assignee of this Hon'ble Court under the provisions of Presidency Towns Insolvency Act, 1909 and the deceased ceased to have any interest in these properties."

"17. I apprehend that the Petitioner was son of the deceased has suppressed and not disclosed the aforesaid facts before this Hon'ble Court in the present petition including the fact that the deceased was an undischarged insolvent at the time of his demise. Having regard to the fact that the Petitioner has blatantly misrepresented and suppressed the status of the assets of the deceased before the Insolvency Court as

IA-2807-2024 & 2156-2023 (1).doc

stated hereinabove, he may continue to do so even before this Hon'ble Court thereby jeopardizing the interest of the creditors of the deceased including myself and other legal heirs of my late father. The Petitioner may have also misrepresented facts about the debts owed by the estate of the deceased to various creditors including my late father to deprive these creditors of their dues. In any event, it is surprising that the Petitioner is seeking probate of the Will of his late father after almost 8 years from his demise. This itself causes suspicion about the alleged Will and the contents thereof. I believe that the alleged Will may be forged and fabricated document which has been gotten up to defeat the interest of the creditors of the deceased including my late father. I also do not admit that the deceased had the necessary testamentary capacity at the time when the alleged Will was made." (Emphasis supplied).

31. A careful reading of the Affidavit would indicate that the grant is

opposed by disputing the testamentary capacity of the testator to

bequeath the estate as the estate vested in the Official Assignee upon

the deceased being adjudicated an insolvent. In the written

submissions tendered by Mr. Vakil, it is stated that as on date there is

no property/estate of the deceased and in view of Section 17 of

Insolvency Act the Petition is not maintainable as there is no

estate/property of the deceased. It is submitted that in case of person

dying an undischarged insolvent, no estate of such person would exist

in law. The submissions thus border on setting up a title adverse to

that of the estate of the deceased albeit in the Official Assignee and

denial of the testamentary capacity of the deceased. The only ground

IA-2807-2024 & 2156-2023 (1).doc

for opposition of grant of Probate qua the Will is that the Will is

forged, fabricated and suspicious document to defeat interest of the

creditors, without any material pleadings to support the allegations.

32. The Petition as initially filed did not disclose the facts regarding

the deceased being an undischarged insolvent which facts have now

being brought on record by way of amendment. The Schedule of Assets

have been amended to described the assets which vest in the Official

Assignee at Exhibit "C" and Schedule of Assets which may come into

the hands of the Petitioner in the adjudication order is recalled or

there is discharge of insolvent or there is surplus at Exhibit "C-1".

33. Under Section 70 of the Insolvency Act, upon the making of an

order of adjudication, the property of the insolvent, wherever situated,

shall vest in the Official Assignee and shall become divisible amongst

his creditors. The Official Assignee, under Section 68 of the Insolvency

Act, is entitled to realize the properties of the insolvent and apply the

proceeds for the payment of the debts of the insolvent. Pertinently,

Section 76 of the Insolvency Act provides that the insolvent shall be

entitled to any surplus remaining after payment in full of the creditors,

with interest as provided by the Act, and of the expenses of the

proceedings taken thereunder.

34. The statutory provisions of Insolvency Act makes it clear that

though, upon the order of adjudication being passed, the property

IA-2807-2024 & 2156-2023 (1).doc

vests in the Official Assignee, the surplus remaining after the debts of

the creditors have been satisfied would constitute the estate of the

insolvent. As the Official Assignee has not fully administered the

estate of the deceased, the surplus cannot be ascertained as of date.

However, the same does not mean that the Testamentary Petition

cannot be filed for seeking Probate of the Will of the deceased.

35. Under Section 211 of Succession Act, the executor or the

administrator of a deceased person is his legal representative for all

purposes, and all the property of the deceased person vests in him as

such. Under Section 227, the probate of the Will, when granted,

establishes the Will from the death of the testator and renders valid all

intermediate acts of the executor as such. Considering the provisions

of Section 76 of the Insolvency Act, the surplus remaining after

satisfaction of all the debts would constitute the estate of the

deceased in respect of which the executor can apply for probate. It

cannot be accepted that in case of a deceased dying as an

undischarged insolvent, no estate of person exists in law, as the surplus

remaining would constitute the estate of the deceased, which is likely

to come into the hands of its executor. There is no embargo under the

provisions of the Succession Act from seeking probate of the Will of an

undischarged insolvent. Section 276 of the Succession Act provides

that the application for probate shall set out the necessary particulars,

IA-2807-2024 & 2156-2023 (1).doc

including the amount of assets which are likely to come into the

petitioner's hands. In the present case, the amended testamentary

petition sets out that after the debts have been satisfied, the estate

remaining would constitute the asset of the deceased. The

testamentary petition in Schedule of Assets at Exhibit "C-1" sets out

the assets which are likely to come in the hands of the executor. As the

Petitioner can claim succession to the surplus left after the

administration of the debts by the Official Assignee under Section 76

of Insolvency Act, the contention of Mr. Vakil that there should be

existence of property also fails. It is not that there is no estate of the

deceased but by virtue of insolvency, the estate of the deceased vests

in the official assignee. The expression used in Section 276(1)(c) of

Succession Act is "assets likely to come to the petitioner's hands." The

surplus remaining upon satisfaction of debts and expenses as per the

Insolvency Act would constitute the assets likely to come to the

petitioner's hands.

36. The Caveator claims a Caveatable interest by reason of being a

creditor of the deceased. The averments in the Affidavit in support of

Caveat reproduced above indicates that the Caveator questions the

testamentary capacity of the deceased to bequeath the estate. Mr.

Vakil, by questioning the existence of property disputes the right of

the deceased to the estate. In this context, it would be apposite to

IA-2807-2024 & 2156-2023 (1).doc

refer to the decision in the case of Purushottam Vishandas Raheja vs.

Asha Shrichand Raheja & Anr. (supra), where the Hon'ble Division

Bench considered the issue of Caveatable interest in respect of Caveat

filed by the brother of the deceased testator. The Hon'ble Division

Bench noted the observations of the Hon'ble Apex Court in Krishna

Kumar Birla (supra) in para 57, 58, 85 to 86, which reads as under:

"57. The 1925 Act in this case has nothing to do with the law of inheritance or succession which is otherwise governed by statutory laws or the custom, as the case may be. It makes detailed provisions as to how and in what manner an application for grant of probate is to be filed, considered and granted or refused. Rights and obligations of the parties as also the executors and administrators appointed by the court are laid down therein. Removal of the existing executors and administrators and appointment of subsequent executors are within the exclusive domain of the court. The jurisdiction of the Probate Court is limited being confined only to consider the genuineness of the Will. A question of title arising under the Act cannot be gone into the proceedings. Construction of a Will relating to the right, title and interest of any other person is beyond the domain of the Probate Court."

"58. A person to whom a citation is to be issued or a Caveator, must have some interest in the estate of the testator. Any person claiming any interest adverse to the testator or his estate cannot maintain any application before the Probate Court. His remedy would be elsewhere. The question with regard to the degree of interest or the right which a Caveator must show to establish his or her Caveatable interest before the Probate Court should be considered having regard to the aforementioned legal propositions."

"85. We may, by way of example notice that a testator might have entered into an agreement of sale entitling the vendee to file a suit for specific performance of contract. On the basis thereof, however, a Caveatable interest is not created, as such an agreement would be binding both on the executor, if the probate is granted, and on the heirs and legal representatives of the deceased, if the same is refused."

IA-2807-2024 & 2156-2023 (1).doc

"86.The propositions of law which in our considered view may be applied in a case of this nature are:

(i) To sustain a Caveat, a Caveatable interest must be shown;

(ii) The test required to be applied is: does the claim of grant of probate prejudice his right because it defeats some other line of succession in terms whereof the Caveator asserted his right.

(iii) It is a fundamental nature of a probate proceeding that whatever would be the interest of the testator, the same must be accepted and the rules laid down therein must be followed. The logical corollary whereof would be that any person questioning the existence of title in respect of the estate or capacity of the testator to dispose of the property by Will on ground outside the law of succession would be a stranger to the probate proceeding inasmuch as none of such rights can effectively be adjudicated therein."

37. The Hon'ble Division Bench noted in paragraph 16 that the

Hon'ble Apex Court has clearly held that, any person questioning the

existence of title in respect of the estate or the capacity of the testator

to dispose of the property by a Will would be a stranger to the probate

proceedings, inasmuch as such rights cannot be effectively adjudicated

upon in probate proceedings. It held that if a Caveator is objecting to

the grant by disputing the very existence of the estate claimed by the

deceased, he does not have a Caveatable interest. A person will have

Caveatable interest if he is likely to inherit even a very small part of the

estate of the deceased in event Probate or Letters of Administration as

the case may be is not granted. If a Caveator is objecting to the grant

IA-2807-2024 & 2156-2023 (1).doc

either by setting up an adverse title in himself or by disputing the very

existence of the estate claimed by the deceased, he does not have

Caveatable interest.

38. In the present case, the Caveator disputes the very existence of

the estate by reason of the insolvency of the deceased as the estate

vests in the official assignee, which makes the Caveator stranger to the

probate proceedings. The interest must be shown in the estate derived

from the deceased by succession or otherwise and the title of the

deceased to the estate cannot be disputed. A careful reading of the

Affidavit in support of Caveat would indicate that the Caveator

disputes the very existence of the estate of the deceased and the

testamentary capacity to bequeath the estate and on this ground alone

the Caveat ought to be dismissed.

39. Testing the argument further, let us consider the effect of

refusal of the grant. The Caveator has lodged his proof of debt with

the Official Assignee, which claim will be adjudicated and satisfied in

those proceedings. Irrespective of the grant being issued or refused,

the Caveator's debt is not affected as the debt will be satisfied in the

insolvency proceedings. The Probate Court does not venture into the

dispute of title and the only question to be answered is whether the

Will is validly and legally executed and attested as the last Will and

Testament of the deceased. It is well settled that the Probate Court

IA-2807-2024 & 2156-2023 (1).doc

will not go into the manner of administration of the estate or even into

the existence of the estate. (See Kanwarjit Singh Dhillon vs Hardyal

Singh Dhillon9). The contention that Caveat has been filed to assert

the Caveator's right to recover debts is an alien issue in probate

proceedings.

40. The decision of Krishna Kumar Birla (supra) analyzed the

concept of Caveatable interest in light of the statutory provisions and

various judicial pronouncements. Before the Hon'ble Apex Court,

reliance was placed on the decision of Nobeen Chunder Sil vs

Bhobosoonduri Dabee ILR10 to contend that if any person can show

that he is entitled to maintain a suit in respect of the property over

which probate would have effect, he possesses sufficient interest to

enter a Caveat. In Nobeen (supra), the person had obtained money

decree against the testator and his share was under attachment. The

Hon'ble Apex Court in Krishna Kumar Birla (supra) held in paragraph

92, 94 and 95 as under:

"92. In the context of the laws governing inheritance and succession, as they then stood, the widest possible meaning to the term "interest"

might have been given in a series of decisions to which the learned counsel for the appellants rely upon ranging from Nobeen Chunder Sil (supra) to Radharaman Chowdhuri and others vs. Gopal Chandra Chakravarty [AIR 1920 Calcutta 459] so as to hold that a Caveat would be maintainable even at the instance of a person who had been able to establish "some sort of relationship" and howsoever distant he may be

9 2007 11 SCC 357.

10 (1881) 6 Cal 460.

IA-2807-2024 & 2156-2023 (1).doc

from the deceased which per se cannot have any application after coming into force of the Hindu Succession Act. Ordinarily, therefore, a Caveatable interest would mean an interest in the estate of the deceased to which the Caveator would otherwise be entitled to, subject of course, of having a special interest therein."

"94. A Will is executed when the owner of a property forms an opinion that his/ her estate should not devolve upon the existing heirs according to the law governing intestate succession. When, thus, a person who would have otherwise succeeded to the estate of the testator, would ordinarily have a Caveatable interest, any other person must ordinarily show a special interest in the estate."

"95. Such a special interest may be a creditor of the deceased as was the case in Sarala Sundari Dassya v. Dinabandhu Roy Brajaraf Saha (Firm) [AIR 1944 PC 11]. But, in our opinion, the same would not mean that even if the estate of the deceased is being represented by the legal heirs, Caveat can be entertained at the instance of a person who has no real interest therein or in other words would merely have a contingent interest."

41. The Hon'ble Apex Court in Krishna Kumar Birla (supra) held in

paragraph 103 and para 111 as under:

103. What would be the Caveatable interest would, thus depend upon the fact situation obtaining in each case. No hard and fast rule, as such, can be laid down. We have merely made attempts to lay down certain broad legal principles."

"111. While interpreting the provisions of a statute, we must also bear in mind the admitted legal position that a probate proceeding should not be permitted to be converted into a title suit. It should not be permitted to become an unchartered field to be trespassed into by persons even if he is not affected by testamentary disposition."

42. The decision of Sarala Dassya (supra) was rendered in the

context of revocation of probate obtained fraudulently and considered

IA-2807-2024 & 2156-2023 (1).doc

the issue of locus of creditor to apply for revocation of Probate. The

consideration differ as revocation can be ordered for just cause.

43. The opposition to the grant should make out a case germane to

the issue of grant. It must be shown that if probate is granted, the

Caveator's right will be affected which is not so in the present case.

The Caveator's proof of debt is required to be adjudicated by the

official assignee and the debt will be satisfied in insolvency

proceedings. The estate of the deceased dying as undischarged

insolvent vests in the official assignee and the grant of Probate or

otherwise has zero impact on the Caveator's right to receive due

payment upon his claim being adjudicated by the official assignee. The

assertion of any right by the Caveator in present proceedings would

convert the testamentary proceeding into a suit for title. A creditor can

be said to have special interest, if it is shown that by grant of probate,

the creditor's right is impacted. As the debt before Official Assignee is

yet to be adjudicate, even though the Caveator's father was judgment

creditor, the creditor's interest would be contingent interest. The

debts would be debt in accordance with the priority of debts under

Section 49 of Insolvency Act.

44. The Petitioner being the legal heir is entitled to seek probate of

the Will of the deceased and cannot be asked to wait till the insolvency

proceedings attain finality and the surplus is ascertained. The

IA-2807-2024 & 2156-2023 (1).doc

continuation of the testamentary proceedings will neither have any

impact on the insolvency proceedings nor will affect the right of the

Caveator in insolvency proceedings.

45. Dealing with the challenge to the maintainability of the

testamentary petition, it needs to be noted that there is no application

of the Caveator seeking dismissal of the Petition on the ground of

maintainability. Going a step forward and dealing with the said

contention, the argument is premised on the ground that the

Insolvency Act provides the mechanism to deal with the estate and

assets of the insolvent and in respect of undischarged insolvent the

testamentary jurisdiction cannot be exercised. The said submission

overlooks the primary difference in jurisdictions exercised in

testamentary proceedings and insolvency proceedings. While

exercising testamentary jurisdiction, the Probate Court does not delve

into the issue of title of the asset of the deceased or manner of

administration of the estate or provide for payment of debts or

liabilities and is only concerned with the aspect of validity and

authenticity of the Will. On the other hand, the Insolvency Act provides

the manner in which the estate of an insolvent is to be realised and

applied for satisfaction of the debts. Under Section 227 of Succession

Act, the effect of probate is that when granted establishes the Will

from the death of the testator and renders valid all intermediate acts

IA-2807-2024 & 2156-2023 (1).doc

of the executor as such. Under Section 220 the effect of grant of

letters of administration entitles the administrator to all rights

belonging to the intestate as effectually as if the administration had

been granted at the moment after his death. If the deceased is an

undischarged insolvent, the vesting is interdicted by the provisions of

Insolvency Act and the estate vests in the official assignee with the

right restricted to the surplus remaining after the administration of the

estate by the official assignee. As the property vests in the official

assignee under the Insolvency Act, the grant of Probate will not impact

the administration of the estate under the Insolvency Act. In my view,

the maintainability of the Petition seeking grant of probate cannot be

questioned on the ground that the deceased was an undischarged

insolvent.

46. In light of the above discussion, in my view, the Caveator does

not have Caveatable interest and resultantly, the Caveat deserves to be

dismissed. Hence the following order is passed:

(a) Interim Application No 2807 of 2024 seeking condonation of

delay stands rejected.

(b) Interim Application No 2156 of 2023 is allowed. Caveat (L) No

191 of 2018 is rejected.

[SHARMILA U. DESHMUKH, 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter