Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ratanlal Gobindram And Ors. vs State
1994 Latest Caselaw 67 Del

Citation : 1994 Latest Caselaw 67 Del
Judgement Date : 1 February, 1994

Delhi High Court
Ratanlal Gobindram And Ors. vs State on 1 February, 1994
Equivalent citations: 53 (1994) DLT 717
Author: S Pal
Bench: S Pal

JUDGMENT

Sat Pal, J.

(1) This is a petition under Section 278 of Indian Succession Act for grant of Letters of Administration in respect of 4.68% share in Latif Villa, No.129- A, Main Road, (Dadasaheb Phalke Road), F-Ward, 790(3), 790(3A), C.S. No.65, Niagaum Division, Dadar, Bombay owned by late Mr. Gobindram Hassaram. Notice of the petition was published in the Indian Express' (New Delhi Edition) on 4th April, 1990. Notice was also issued to Chief Revenue Controlling Authority and Counsel for the State.

(2) No objections have been filed. The petitioners, the relatives of the said deceased have also proved the death of Mr. Govind Ram Hassaram and Special Death Certificate showing the date of death as 20th December, 1972 and the place of death as B-94, Greater Kailash, New Delhi is Ex. P-l. The said place of death is stated to be ordinary place of residence of the deceased at the time of the death and the same is within the territorial jurisdiction of this Court. The petitioners have also proved that during the pendency of the petitioner their mother Mrs. Kalawati Gobindram, who was petitioner No. 2 died on 26.11.91 leaving behind two sons and two daughters i.e. petitioners No. I and 3 to 5 as her only legal heirs. It may also be pointed out here that vide order dated 27.2.92, the name of the petitioner was ordered to be struck off from the array of the petitioners.

(3) In support of the contents of the petition, Shri Rattanlal Gobindram, petitioner No.1, has filed his affidavit stating therein that late Shri Gobindram Hassaram was his father and was permanent residence of B-92, Greater Kailash-ll, New Delhi and he died on 20th December, 1992. He has further stated in his affidavit that his mother Mrs. Kalawati Gobindram, who was the petitioner No. 2 died on 26.11.91. It has further been stated in his affidavit that late Shri Gobindram Hassaram had left no Will and the petitioner had applied for Letters of Administration in respect of his 4.68% share in the property mentioned hereinabove. It has also been stated in this affidavit that the statutory citation was published in the newspaper 'Indian Express' and no objection was received from the public and that no petition was made earlier in respect of immoveable property mentioned hereinabove.

(4) There is no opposition to this petition. Hence, I grant Letters of Administration in favor of the petitioners No. 1,3,4 and 5 in respect of aforesaid property as specifically mentioned in Schedule B of the petition. Petitioners are directed to deposit requisite stamp papers for engrossing the Letters of Administration thereon within four weeks from today. The petitioners are further directed to furnish the Administrative bond with one surety in accordance with law within eight weeks. Thereafter the registry is directed to issue letters of administration in favor of the petitioners. With this order petition stands disposed of with no order as to costs.

 
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