Citation : 2010 Latest Caselaw 5414 Del
Judgement Date : 29 November, 2010
THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment Reserved on: 25.11.2010
Judgment Pronounced on: 29.11.2010
+ TEST CASE NO. 38/2001
Madhwi Sharma Ahluwalia .....Plaintiff
- versus -
State .....Defendant
Advocates who appeared in this case:
For the Plaintiff: Mr. Raman Kapoor, Mr. Dheeraj Sachdeva
and Mr. Hunni Taneja
For the Defendant: Mr. Sudhir Nandrajog, Sr. Advocate with
Mr. Sudheer Pandey
CORAM:-
HON'BLE MR JUSTICE V.K. JAIN
1. Whether Reporters of local papers may
be allowed to see the judgment? Yes
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be reported Yes
in Digest?
V.K. JAIN, J
1. This is a petition under Section 276 of the Indian
Succession Act for grant of Probate/Letter of Administration
with respect to the estate of Late Sh. Ram Chander Sharma,
who expired on 2.5.2001. It has been alleged in the petition
that late Sh. Ram Chander Sharma had executed his last
will on 30.10.2000 which was registered with Sub Registrar,
Test Case No. 38/2001 Page 1 of 37
Delhi on the same date. The particulars of his estate are
given in Annexure „C‟ to the petition.
2. The petitioner is the daughter of Late Sh. Ram
Chander Sharma, born from his first wife. Mrs. Asha R.
Sharma, third wife of the deceased is his other class one
legal heir. No other legal heir was left by the deceased.
3. Objections have been filed by Smt. Asha R. Sharma
primarily on the grounds that the Will set up by the
petitioner was not executed by Late Sh. Ram Chandere
Sharma and that he was not in a sound disposing mind at
the time this will is alleged to have been executed.
4. The following issues were framed on the pleadings
of the parties:-
(i) Whether Shri Ram Chander Sharma
executed Will and Testament dated
30.10.2000? OPP.
If issue No.1 is decided in the affirmative--
(ii) Whether Shri Ram Chander Sharma
was not in sound disposing mind to
execute such a Will? OPD.
5. Issue No.1 and 2:-
Both these issues are inter connected and can be
conveniently decided together. The petitioner has produced
Test Case No. 38/2001 Page 2 of 37
five witnesses including herself in support of her case. The
objector has produced two witnesses including herself.
6. The will set up by the petitioner is Ex. PW 2/1 and
purports to have been executed in the presence of two
witnesses, namely, Amrit Lal Ahluwalia and Rajni Bhatia.
Mr. Amrit Lal Ahluwalia died on 6.11.2002 whereas Smt.
Rajni Bhatia has come in the witnessbox as PW 2. In her
affidavit Ms. Rajni Bhatia stated that late Sh. Ram Chander
Sharma being the father of her friend petitioner Madhwi
Sharma, was known to her and had requested him to be an
attesting witness to his last Will and testament on
30.10.2000. She went to the office of Sub Registrar at Vikas
Sadan, INA , New Delhi where the deceased was present
along with Sh. Amrit Lal Ahluwalia, father-in-law of the
petitioner and his son Sh. Anoop Ahluwalia. On the request
of the deceased testator, she signed as one of the attesting
witnesses of the Will. She also saw Mr. Ram Chander
Sharma appending his signature on each page of this Will.
Sh. Amrit Lal Ahluwalia, resident of 2181/62 Karol Bagh,
New Delhi who is the other attesting witness of the Will was
present at that time. She further stated that she and Amrit
Test Case No. 38/2001 Page 3 of 37
Lal Ahluwalia had also signed the Will in the presence of
each other and in the presence of the testator, on that date.
7. PW 3 Anup Ahluwalia is the son of late Shri Amrit
Lal Ahluwalia and brother-in-law of the petitioner. He has
stated that on 30.10.2000 he also had accompanied his
father to the office of Sub-Registrar at Vikas Sadan, INA,
New Delhi. He has identified the signature of his father Sh.
Amrit Lal Ahluwalia on the Will Ex. PW 2/1.
8. PW 4 Dr. Vinod Sharma has stated that late Sh.
Ram Chander used to consult him and the certificate Ex.
PW 4/1 was given by him on 23.10.2000. According to him,
the deceased had consulted him in the year 1995-96 when
he was admitted in National Heart Institute East of Kailash,
New Delhi. He stated that Mr. Ram Chander Sharma was
in perfect mental condition when he examined him in
October, 1996 and gave this certificate. He also stated that
to his knowledge, the deceased was not suffering from liver
cirrhosis. He has also proved the certificate Ex. PW 4/2
issued by him on 20.11.2000. According to him the
certificate Ex. PW 4/2 was given on the request of Mr. Ram
Chander Sharma, who wanted him to certify recovery from
his initial illness, so that he could resume his business
Test Case No. 38/2001 Page 4 of 37
responsibilities. Since his condition was not such as to
permit him to attend his responsibility, this certificate was
issued by him.
9. PW 5 Mr. S. Seshadri is an official from the office
of Sub Registrar and he has proved the registration of the
Will Ex. PW 2/1. He , however, was not involved in the
Registration of this document. The petitioner who came in
the witnessbox as PW 1 stated in her affidavit that the
objector had deserted the deceased Ram Chander in the
year 1984 and was constantly pressurising him over money
and his estate. She also stated that she was residing with
the deceased at the time of his death .
10. The Objector who came in the witness box as OW
1 stated in her affidavit that till the year 1984 Late Sh. Ram
Chander Sharma used to reside with her in Mumbai in the
year 1984. One of his companies went bankrupt and,
therefore, he came to Delhi so as to shield himself from the
creditors. She, however, continued to have cordial relations
with him even while living in Mumbai. She also stated that
since late Sh. Ram Chander Sharma was a serious alcoholic
for a long time and was suffering from a number of
problems such as blood pressure, heart problem and loss of
Test Case No. 38/2001 Page 5 of 37
memory, he was not in a perfect state of mind and was not
able to recollect and answer the questions. She also stated
that her husband had never executed any will and there
was no occasion for him to oust her from his huge estate.
She also claimed that the will set up by the petitioner was a
fabricated document obtained by playing fraud upon the
deceased.
11. OW 2 Smt. Chandrika Vasudeva stated that she
was a family friend of Late Sh. Ram Chander Sharma and
whenever he visited Delhi he used to come and meet her.
She further stated that he was a severe alcoholic and had
developed several diseases. She claimed that the
alcoholism of late Sh. Ram Chander Sharma had affected
his rationality and he was suffering from a number of
problems such as blood pressure, heart problem and other
diseases.
12. The Will dated 30th October, 2000 was registered
with the Sub-Registrar on the same date and bears a
photograph of the executant. This is not the case of the
Objector that the photograph, affixed on the Will, is not of
late Shri Ram Chander Sharma and is of some other
person. This is also not the case of the Objector that some
Test Case No. 38/2001 Page 6 of 37
other person had impersonated as Shri Ram Chander
Sharma before the Sub-Registrar on 30th October, 2000.
This is also not her case that the signatures of the Testator
on the Will are not the genuine signature of late Shri Ram
Chander Sharma and have been forged. In her deposition,
the Objector did not dispute either the photograph or the
signature of the executant of the Will. It, therefore, cannot
be disputed that the Will bears the photographs as well as
the signature of late Shri Ram Chander Sharma. It is true
that there is no difference between a registered will and an
unregistered will so far as their genuineness and
authenticity are concerned but it is equally true that a
registered will stands on a better footing than an
unregistered will inasmuch as about a registered will it is
taken that it was the act of a testator of a sound disposing
mind. About an unregistered will, it is not taken that it was
the act of a testator of sound disposing mind.
13. The burden of proving that the Will was validly
executed and is a genuine document is no doubt on the
propounder of the Will. He is required to prove that the
Testator had signed the Will and had put his signature out
of his own free Will. He is also required to prove that the
Test Case No. 38/2001 Page 7 of 37
Testator, at the time of execution of the Will, had a sound
disposition of mind and was in a position to understand the
nature and effect of what he was doing. If sufficient
evidence in this behalf is produced by the propounder of the
Will, the onus cast on him stands duly discharged.
14. The execution of an unprivileged Will is
government by Section 63 of Indian Succession Act which,
to the extent it is relevant, provides that the Will shall be
attested by two or more witnesses, each of whom has seen
the testator sign or affix his mark to the Will or has seen
some other person sign the Will, in the presence and by the
direction of the testator, or has received from the testator a
personal acknowledgment of his signature or mark, or of
the signature of such other person; and each of the
witnesses shall sign the Will in the presence of the testator,
but it shall not be necessary that more than one witness be
present at the same time, and no particular form of
attestation shall be necessary.
Section 68 of Evidence Act, to the extent, it is relevant,
provides that if a document is required by law to be
attested, it shall not be used as evidence until at least one
attesting witness has been called for the purpose of proving
Test Case No. 38/2001 Page 8 of 37
its execution if there be an attesting witness alive, and
subject to the process of the Court and capable of giving
evidence. Since the Will is a document required by law to
be attested by at least two witnesses, the petitioner could
have proved it by producing one of the attesting witnesses
of the Will.
15. In the present case, the petitioner has discharged
the onus place upon her by examining one of the attesting
witnesses Smt. Rajni Bhatia. The testimony of this witness
could not be impeached during her cross-examination. She
was well-known to the Testator she being a friend of the
petitioner. But, her friendship with the petitioner that by
itself and without anything more, does not affect her
credibility as a witness. During her cross-examination, no
suggestion was given to her that she had not accompanied
late Shri Ram Chander Sharma to the office of Sub-
Registrar on 30th October, 2000. In fact, no suggestion was
given to her that late Shri Ram Chander Sharma was
disoriented or was not in a disposing state of mind on that
date. Moreover, the signatures of this witness were also
obtained by the Sub-Registrar at the time of registration of
the Will as per the standard practice adopted by such
Test Case No. 38/2001 Page 9 of 37
offices. The execution of the Will thus has been duly proved
by the petitioner.
16. The second attesting witness Shri Amrit Lal
Ahluwalia having died, it was not possible for the petitioner
to produce her in the witness box. His signature, however,
have been identified by his son Shri Anup Ahluwalia who
also had accompanied him and the Testator to the office of
Sub-Registrar on that date. It is true that both late Shri
Amrit Lal Ahluwalia as well as his son Shri Anup Ahluwalia
are related to the petitioner. But, neither attestation by Shri
Amrit Lal Ahluwalia nor the deposition of Shri Anup
Ahluwalia can be rejected merely on account of their
relationship with the petitioner. It is not unusual for a
person executing a Will to request his friends and/or
relatives to be attesting witnesses to his Will. Normally, one
does not ask an outsider to be an attesting witness to his
Will, execution of the Will being a family matter, which one
normally would not like to share with the outsiders. He
looks for the relatives and/or friends who are readily
available and are willing to spend time to witness the
execution of his Will and in case he proposes to get the Will
Test Case No. 38/2001 Page 10 of 37
registered, also to spare time to accompany him to the office
of the concerned Sub-Registrar.
17. Another requirement of law is that if there are
suspicious circumstances surrounding the execution of a
Will, the onus is on the propounder to explain those
circumstances to the satisfaction of the Court, before the
Will is accepted as a genuine document. The suspicious
circumstances may be many such as (i) the signature of the
Testator may be shaky and doubtful or different from his
usual signatures; (ii) the mental condition of the Testator
may be feeble and debilitated at the time of the execution of
the Will; (iii) the disposition may be such as is found to be
unnatural, improbable or unfair in the light of relevant
circumstances, such as exclusion of natural heirs without
any reason (iv) the propounder may take a prominent part
in the execution of the Will; (v) the Will may not see the light
of the day for long time; (vi) the Will may contain incorrect
recital of essential facts. Of course, the suspicious
circumstances, alleged by a person who disputes the
genuineness of the Will, ought to be real and germane and
not the imagination of a doubting mind amounting to
conjecture or mistrust.
Test Case No. 38/2001 Page 11 of 37
18. It is also a settled proposition of law, fraud,
coercion or undue influence is alleged in execution of a Will,
the burden of proving the same would be on the person by
whom such a plea is set up. (Madhukar D. Shende v.
Tarabai Aba Shedage (2002) 2 SCC 85, Sridevi and Ors. v.
Jayaraja Shetty and Ors., (2005) 2 SCC 784.)
19. It was observed by Supreme Court in Bharpur
Singh and Ors. v. Shamsher Singh, (2009) 3 SCC 687, that
though deprivation of due share to the natural heirs by
itself may not be a suspicious circumstance, it is one of the
factors which is taken into consideration by the Courts
before granting probate of a Will.
20. In the case before this Court, the Objector being
the wife of late Shri Ram Chander Sharma was one of his
natural heirs and, therefore her complete exclusion from
the estate of the deceased may be a suspicious
circumstance surrounding the Will unless it is shown that
there were reasons for the late Testator of the Will to
exclude her from his estate. The Courts need to appreciate
that the purpose behind execution of a Will is to alter the
ordinary mode of succession and, therefore normally it does
result in either reducing the share of one or more natural
Test Case No. 38/2001 Page 12 of 37
heirs or depriving them of any share in the estate of the
deceased. If a person wants to give his property to his legal
heirs in equal shares, there is no necessity for him to
execute a Will, since in the absence of a Will, the property
would be equally divided amongst all his legal heirs.
21. It was observed by Supreme Court in Rabindra
Nath Mukherjee & Anr v. Panchanan Banerjee (dead) by
L.Rs. & others, (1995) 4 SCC 459, that circumstances of
deprivation of natural heirs should not raise any suspicion
because the whole idea behind execution of the Will is to
interfere with the normal line of succession and, therefore,
the natural heirs would be debarred in every case of Will.
Of course, in some cases, they may be fully debarred,
whereas in some cases, debarring may be partial.
In Uma Devi Nambiar and Ors. v. T.C. Sidhan
(Dead) (2004) 2 SCC 321, Supreme Court was of the view
that mere depriving the natural heirs should not raise any
suspicion because the whole idea behind execution of the
Will is to interfere with the normal line of succession.
22. Once it is found that the propounder of the Will
has succeeded in removing the suspicious circumstances,
the Court is required to give full effect to the Will even if it
Test Case No. 38/2001 Page 13 of 37
appears to be unnatural in the sense that it either excludes
one or more legal heirs from the estate of the deceased or
reduces the share which they would otherwise have got in
the absence of a Will.
23. An endorsement made at point „H‟ on the Will
Ex.PW 2/1, in the office of Sub-Registrar, indicates
presence of the petitioner at the time of registration, though
it has been denied by the attesting witness. It was observed
by Supreme Court in Pentakota Satyanarayana and Ors.
v. Pentakota Seetharatnam and Ors. (2005) 8 SCC 67 that
even active participation by the propounder/beneficiary in
the execution of the Will by itself is not sufficient to create
doubt either about the testamentary capacity or the
genuineness of the Will. Mere presence of beneficiary at the
time of execution would not prove that he had taken a
prominent part in execution of the Will. (Sridevi and Ors. v.
Jayaraja Shetty and Ors., (2005) 2 SCC 784).
24. The first question which comes up for
consideration in this case is as to whether the facts and
circumstances of the case disclose a good reason for late
Sh. Ram Chander Sharma to exclude his third wife, the
objector Smt. Asha Sharma, from his estate. It is an
Test Case No. 38/2001 Page 14 of 37
admitted case that 1984 onwards late Sh. Ram Chander
Sharma was residing in Delhi whereas the objector was
residing was residing at Bombay in the flat in Usha Kiran.
The reason given by the objector for late Sh. Ram Chander
Sharma shifting to Delhi is that since one of his companies
had become insolvent, he had fled from Bombay and shifted
to Delhi in order to shield himself from the creditors.
Nevertheless, the fact remains that 1984 onwards late Sh.
Ram Chander Sharma was living in Delhi whereas the
objector continued to reside in the flat where they were
living before the deceased shifted to Delhi. The case of the
petitioner is that the relations between the deceased Ram
Chander Sharma and the objector were far from cordial.
25. Ex.OW1/P1 is the copy of the complaint made
before family Court at Bombay on 23rd April 2001, in the
lifetime of late Sh. Ram Chander Sharma, who was
impleaded as respondent No.1 in this petition. The
petitioner Madhavi Ahluwalia was impleaded as respondent
No.2 in this petition. The document has been admitted by
the objector in her cross-examination and, therefore, its
authenticity is not in dispute. The objector inter alia
alleged as under in the petition filed by her:
"6(e) The relationship between the petitioner and the respondent No.1 was estranged from 1982. The respondent then handed over the suit flat to the petitioner for her exclusive use and occupation and left the suit premises and the petitioner forever.
(d) The respondent No.1 after leaving the suit premises in 1983/84, has never visited the suit premises.
(e) The petitioner has continued to reside in the suit premises exclusively since 1982. The petitioner was in hostile possession of the suit premises. The petitioner alone was in occupation, possession, control and charge of the suit premises. The petitioner alone has looked after all the affairs and management of the suit premises. The petitioner alone has only paid all society outgoings, society charges, repair charges and all other expenses relating to the suit premises since 1983/84.
The anger of difficult business conditions and paucity of funds, the respondent No.1 poured out on the petitioner. This caused an extreme harassment and mental cruelty to the petitioner in his frustration. The respondent No.1 made extremely sarcastic remarks and stated that the petitioner had brought him bad luck and she was a cause of his downfall. The respondent No.1 exhibited a complete hostile and adverse attitude against the petitioner.
In the meantime, petitioner‟s relationship with the respondent No.1 deteriorated very fast and respondent No.1 left Bombay in the year 1984. The
respondent No.1 abandoned the petitioner totally leaving her in the suit flat without any financial support or means.
Since 1984, i.e. 17 years ago, the respondent has not provided any type of financial support or maintenance leave alone whether petitioner was alive or dead. The respondent No.1 showed a total neglect and callous attitude towards the petitioner. All these years, the petitioner had to look after herself and maintain the suit flat and pay large sums towards flat outgoings and society charges and repair and maintain charges and all ailed expenses related to the suit flat.
The respondent No.1 continued deserting the petitioner and the petitioner having no other option had to continue living abandoned and deserted life in the suit flat. In all these years of loneliness, the petitioner has carved a niche for herself, accepting the separation and has molded her life accordingly.
On 17/03/2001, the petitioner‟s returning home at night, she was informed by her servant that the respondent No.1 had come to Bombay with his daughter respondent No.2
The petitioner solely has maintained the suit premises for all these years and his entering into suit premises with respondent No.2 without her permission and consent amounts to trespassing in the suit premises which is a criminal offence.
The petitioner submits that the
respondents have made petitioner‟s life totally miserable. The respondents are harassing and torturing the petitioner in every manner to make petitioner walk out of the suit premises.
The respondents are therefore liable to vacate/remove themselves with their family members, relatives and servants and agents from entering into an remaining upon the suit premises. The petitioner is entitled to interim order to that effect.
Prayer clause
(a) that this Hon‟ble Court may be
pleased to restrain the respondents their family members, relatives and servants and agents by a mandatory and perpetual injunction from entering into and remaining upon the suit premises viz. Flat No.34, in Usha Kiran Building, Car Micheal Road, Bombay 400 036.
(e) Pending the hearing and final disposal of the petition, this Hon‟ble Court may be pleased to restrain the respondents, their family members, relatives and agents by an order of mandatory and permanent injunction from entering into and remaining upon the suit premises.
26. Ex.OW1/P2 is the complaint made by the objector
Smt. Asha Sharma to Gamdevi Police Station, Mumbai
against late Sh. Ram Chander Sharma and the petitioner
Madhavi Ahluwalia on 9th April 2001. This document has
been admitted by the objector in her cross-examination. In
this complaint, Smt. Asha Sharma inter alia alleged as
under:-
"The complainant states that opponent No.1 is the husband of complainant who has deserted the complainant for past about 18 years. Opponent No.2 happens to be the daughter of opponent No.1 through his first marriage.
On 8/4/2001, at about 11.00 hrs. or so opponent No.1, brought his daughter, i.e., opponent No.2 along with three children and servants who had arrived from Delhi by Rajdhani Express, forcibly entered the premises despite the complainant objecting to them. Further, during the course of stay, these were arguments between complainant and the opponents."
27. Ex.OW-1/P3 is the copy of the complaint made by
the objector to N.C. Gamdevi Police Station on 7 th April
2001. This document has also been admitted by the
objector in her cross-examination. In this complaint, she
inter alias alleged as under:-
"The opponent No.1 left the complainant in 1984 and deserved her without any reasonable cause since then the complainant has been living separately. The complainant‟s only support was sheltered in Mumbai at 34, Usha Kiran, Carmihale Road, Mumbai, which
happens to be a matrimonial home and where she has been residing alone for the past 18 years without any interruption with here belonging furniture fixtures and fittings. She alone is paying the outgoing for the above mentioned flat which is maintained by her.
On 17.03.2001 at 17.30 hrs. or so both the opponents came from Delhi and pounced upon her at her flat in Mumbai, they further threatened that opponent No.2 with her husband Mr. Atul Ahluwalia and her three children would come permanently to reside at the said flat.
Ever since a device has been resorted to by opponent No.1 in collusion with opponent No.l2 to harass in cause the complainant untold mental torture pinpricks and needling to the complainant in every conceivable way so that the complainant is compelled to leave the home for opponent No.1&2. Both the opponents has got mala fide intentions towards the complainants and with their tactics complaint is likely to lose mental balance health.
The complainant apprehends danger to her life at the hands of opponents."
28. Ex.OW-1/P4 is the letter which the petitioner
admittedly had written to all partners of Sharma Group. In
this letter she inter alia alleged as under:-
"For 17 years, I have been supporting myself and continued to do so till date. I alone, have been maintain myself and
all bills relating to 34 Usha Kiran which include structural repairs, maintenance, monthly outgoings, electricity and telephones bills which have been all paid by me from 1984.
He and his daughter harassed me mentally and filed police complaints against me."
29. The aforesaid documentary evidence authored by
none other than the objector Smt. Asha Sharm leaves no
doubt that late Sh. Ram Chander Sharma and the objector
Smt. Asha Sharma were living separately for about 17 years
before late Sh. Ram Chander Sharma decided to shift back
to Bombay, along with the petitioner who was his daughter.
These documents also show that the relations between the
objector and late Sh. Ram Chander Sharma were far from
cordial and were in fact extremely poor. These documents
also indicate that the objector Smt. Asha Sharma was
aggrieved that late Sh. Ram Chander Sharma was not
meeting her expenses and that it was she who was
incurring all the expenditure in relation to her boarding and
lodging including the maintenance of flat in Usha Kiran.
The deterioration in the relationship had gone to such an
extent that the objector went not only to Police Station and
lodged written complaint not only against the petitioner as
well as against her husband, she also approached the
family Court complaining trespass by them in Usha Kiran
flat, despite that fact that the flat in Usha Kiran was
provided to her by none other than late Sh. Ram Chander
Sharma and she had no right, title or interest in that flat.
The extent of strain in the relationship of the objector with
late Sh. Ram Chander Sharma is evident from the fact that
she did not hesitate to go public with her differences with
the deceased and publically disclosed them to all the
partners of Sharma Group, with which the deceased was
associated. In the face of extreme hostility between the
objector and deceased, as exhibited in the petition in family
Court Ex.OW-1/P1 complaints to police Ex.OW-1/P1 and
P3 and the letter Ex.OW-/1P1, it is extremely difficult to
dispute that there was no love lost between the objector and
the deceased. Though the documents Ex.OW1/P1 to
OW1/P5 were written after execution of the Will on 30 th
November 2000, it is difficult to dispute that they exhibit
the strained relations and hostilities between the objector
and the deceased, since 1984, when the deceased shifted to
Delhi, and allegedly deserted the objector. This is not the
case of the objector that her relations with the deceased got
strained on account of the Will executed by her. Her case is
that the Will Ex.PW2/1 was not executed by him at all.
30. The unhappiness of the deceased with the objector
is also evident from a Will Ex.OW1/P5, which late Sh. Ram
Chander Sharma prepared when he was 55 years old, i.e.
about 20 years before his death. In para 3 of this
document, he recorded that he was not satisfied with the
way of living of his wife Mrs. Asha Sharma, totally
disapproved her way of living and was not desirous of giving
her anything by way of Will. In the backdrop of the strained
relationship and open hostility between the objector and
late Sh. Ram Chander Sharma, it was quite natural on his
part to exclude the objector from his estate, particularly
when he had not only a child, but also three grandchildren.
It would be unrealistic to expect the husband to bequeath
even a part of his estate to his third wife, who had chosen to
live separately from her husband for as many as 16 years
instead of joining him to Delhi. Assuming that late Sh. Ram
Chander Sharma was running away from his creditors on
account of one of his companies having gone bankrupt, a
loyal wife is not expected to leave her husband alone in
such a time of distress and difficulty. She would rather
prefer to live with her husband, wherever he decides to live
and share all his difficulties and worries. The company of
the wife is extremely important to the husband particularly
when he is in difficulty and is going through a rough phase
in his life. There can be no substitute for the emotional
support, which the wife can give to him in such times. It is
not as if there was some compulsion for the objector to
continue living in Bombay at the cost of leaving her
husband in Delhi. The documentary evidence in the form of
the petition filed before Family Court and the complaints
made by the objector to the police leave no doubt that it was
on account of strained relationship between husband and
wife and not on account of some compulsion of the objector,
that she was living in Mumbai.
31. The admissions made by the objector in her cross-
examination also show that she was financially well of and,
therefore, could have managed very well without any
financial support from the estate of her husband. In her
cross-examination, the objector has admitted that she owns
half share in a commercial property at Mittal Court in
Mumbai and 1/5th share in Worli, Mumbai. She also
admitted that she has half share in a property measuring
more than 1,000 sq. yds. in Vasant Vihar, New Delhi. She
has also admitted that she was getting rental income from
the aforesaid property. Though she declined to disclose her
rental income from Vasant Vihar property, she claimed that
she was earning a fair rental income from that house and
that by fair amount, she meant about Rs.2Lacs per month.
She also admitted that she was realizing about 40-50,000/-
rental income from other properties. Thus, it can hardly be
disputed that the objector owned substantial immovable
property and was financially very well of. This, to my mind
was another reason which would have compelled late Sh.
Ram Chander Sharma to exclude her all together from his
estate. If, the relationship between the husband and wife is
extremely poor, inasmuch as that they are living separately
for as many as 16-17 years and the deterioration in the
relationship is to such as an extent that the wife does not
hesitate in going to police as well as to the Court against
her husband and she is otherwise very well off of having
very large immovable properties and is getting substantial
income by way of rent, the husband is not likely to leave
any part of his estate to her. Such a person in the ordinary
course of human conduct is definitely likely to give away all
his properties to his child, to the complete exclusion of his
wife. Therefore, there was nothing unusual in the
deceased-testator excluding the objector from his estate.
32. Coming to the mental disposition of the deceased,
a perusal of the certificate Ex.PW4/1 which PW-4 Dr. Vinod
Sharma had issued on 23rd October 2000 would show that
late Sh. Ram Chander Sharma was in perfect mental
condition at the time this certificate was issued. Dr. Vinod
Sharma has come in the witness box as PW-4 and has
stated that when he examined late Sh. Ram Sharma in
October 2000, he was in perfect mental condition and was
not mentally disoriented. He also stated that the deceased
was not suffering from cirrhosis of liver. This is not the
case of the objector that late Sh. Ram Chander Sharma was
not under treatment of Dr. Vinod Sharma and was not
examined by him in October 2000 when the certificate was
issued. In fact, the objector herself has referred to another
certificate issued by this very Doctor on 23 rd October 2000
in para 12 of the objections filed by her. She herself has
stated in the objections that the Dr. Vinod Sharma of
National Heart Institute, New Delhi had given certificate on
23rd November 2000, that the deceased had developed
depressive illness and memory defect and was not able to
recollect and answer the question. Therefore, there is no
dispute as regard examination of late Sh. Ram Chander
Sharma by this witness and the genuineness of the
certificate issued by him.
33. As regards the certificate Ex.PW4/2 relied upon by
the objector, Dr. Vinod Sharma stated that Sh. Ram
Chander Sharma, who had recovered from his initial illness
had come to him for a follow up. He was in a depressed
state of mind due to chronic illness and some of his
business stresses. He wanted him to issue certificate so
that he could reassume his business responsibility in full
fledged way. However, since in his assessment, the general
condition of Sh. Ram Chander Sharma was not such as to
permit him to attend his responsibilities, he issued the
certificate Ex.P4/D2 to him. Explaining the certificate, he
stated that it meant that Sh. Ram Chander Sharma was not
in perfect frame of mind due to underlying chronic illness
and depressive psychosis. He also clarified that by
emotionally labile, he meant the varying decree of emotional
outburst or expressions. When he was asked as to whether
it meant that the person was otherwise in proper frame of
mind except this temporary or emotional outburst, he
stated that this was just the emotional aspect which was
very labile and exaggerated expression. However, the
cognitive and analytical function of the brain remains
intact. According to him, this emotional outburst and
depressive psychosis was a temporary phase due to chronic
illness. Later, when Sh. Ram Chander Sharma was
admitted in the hospital in Mumbai the doctor wanted to
perform brain surgery, this witness allowed them to go for
high risk brain surgery, opining that it was worthwhile
taking the risk.
34. In view of the deposition of Dr. Vinod Sharma, it
cannot be disputed that at the time of Will was executed
and got registered by late Sh. Ram Chander Sharma on 30 th
October 2000, he possessed requisite mental disposition
and was in a position to understand and decide what he
wanted to do with his estate. There is nothing on record to
indicate that between 23rd October 2000 when late Sh. Ram
Chander Sharma was examined by PW-4 Dr. Vinod Sharma
and was found to be in perfect mental condition and 30 th
October 2000 when the Will Ex.PW2/1 was executed and
got registered by him, the physical and/or mental condition
of the deceased had deteriorated to such an extent that he
was not possessed of the requisite disposition of mind at the
time the Will was executed by him. Assuming that at the
time of execution of the Will on 30th October 2000, he
continued to suffer from mental outburst or expressions,
that by itself could not have prevented him or
understanding the nature of what he was doing and making
a rational decision with respect to bequest of the properties
which were owned by him. The Will Ex.PW2/1 was
executed and got registered on 30 th October 2000, whereas
late Sh. Ram Chander Sharma expired on 2 nd May 2001.
He, therefore, lived for more than six months after execution
of the Will. It is an admitted case that late Sh. Ram
Chander Sharma died on account of fall while walking and
not on account of the chronic ailments from which he was
suffering. A perusal of the death summary of the deceased
Ex.PW1/O3 prepared by Jaslok Hospital & Research
Centre, Mumbail shows that he was taken to hospital at
about 5:20 PM on 11th April 2001 with history of fall. On
admission, he was found to be conscious. In her cross-
examination, the objector Smt. Asha Sharma has stated
that she was informed by the Marshal of the building that
Mr. Ram Chander Sharma, while having an evening walk
after drinking in the afternoon, had missed a step because
the road was very uneven and had to be rushed to Jaslok
Hospital, Mumbai. The very fact that Sh. Ram Chander
Sharma decided to go for an evening walk in the afternoon
indicates that he was mentally and physically stable at that
time. Had he not been stable, he would not have gone on a
walk. It is not as if he fell down on account of some ailment
from which he was suffering. He fell down since he missed
a step on account of the road being uneven. Therefore, it is
difficult to say that at the time he fell down on 11 th April
2001, he was disoriented or was mentally or physically
unstable.
35. In her petition before family Court Ex.PW1/P1, the
objector herself claimed that late Sh. Ram Chander
Sharma, when he returned to Bombay on 17 th March 2001,
told her that he had come to live in Mumbai an asked her to
make her arrangement to live in. She further alleged that
late Sh. Ram Chander Sharma asked her to get out of the
premises and that they were harassing and torturing her in
every manner and had made her life totally miserable. Had
late Sh. Ram Chander Sharma not been in a fit state of
health or mind, there could have been no question of his
harassing and torturing the objector and making her life
miserable. In the complaint Ex.PW1/P2 made to the police
on 9th April 2001, she alleged that there was argument
between her and on one hand and Sh. Ram Chander
Shamra and Madhavi Ahluwalia on the other hand. This
allegation indicates that the mental faculties of late Sh.
Ram Chander Sharma were normal at the time of the
alleged arguments on 8 th April 2001. In the complaint made
to the police on 7th April 2001, the objector alleged that on
17th March 2001 at about 5:30 PM late Sh. Ram Chander
Sharma and Ms. Madhavi Ahluwalia pounced upon her and
threatened her. She also alleged that by mental torture and
pinpricks and needling they had brought untold mental
torture to her and she apprehended danger to her life at
their hands. Obviously such allegations are not made
against a person, who is disoriented or his not in a fit state
of health and/or mind.
36. The learned counsel for the objector has drawn my
attention to the discharge summary Edx.PW4/O3 prepared
at the time late Sh. Ram Chander Sharma was discharged
from hospital on 18th October 2000. It is recorded in the
discharge summary that Ram Chander Sharma was a case
of ASMI, CABG in 1983, ventricular arrhythimia, chronic
smoker and ethanolic. It further shows that he was
admitted with complaint of progressively loss of appetite for
1 to 2 week followed by diarrhea 2 to 3 times and for last 24
hours. He had become unaware of surroundings and
became confused. The discharge summary further shows
that disorientation of Mr. Ram Chander Sharma was
attributed to hepatic encephalopathy. As explained by PW-
4 Dr. Vinod Sharma, hepatic encephalopathy is a liver
disorder of the brain in layman‟s term. Discharge summary
also shows that electrolyte of the patient was corrected and
his billirubin level came down during the course in hospital.
At the time of discharge the patient‟s condition was good
dysetectnemia. Therefore, it cannot be said that at the time
of his discharge from the hospital on 18th October 2010 late
Sh. Ram Chander Sharma was disoriented or was in a
confused state of mind. It cannot be said that his physical
and mental condition at the time of discharge from the
hospital, was such, as could have prevented from
understanding what he was doing while executing the Will
Ex.PW2/1 and was taking a rational and well considered
decision with respect to his estate. I, therefore, hold that
late Sh. Ram Chander Sharma possessed requisite
disposition of mind at the time he executed and got the Will
Ex.PW2/1 registered on 30th October 2010.
37. It was contended by the learned counsel for the
objector that the Will Ex.PW2/1 contained incorrect facts
with respect to properties, subject matter of the Will, which
indicates that late Sh. Ram Chander Sharma was not in a
healthy state of mind while executing this Will. However,
when asked to point out the alleged inaccuracy, the learned
counsel for the objector stated that the properties
mentioned in Para 3 of the Will were not owned by late Sh.
Ram Chander Sharma. I, however, find that the deceased
did not claim that these properties were owned by him. He
merely stated that he had share/interest in the business
concern mentioned in the Will, which was under litigation
in Civil Appeal No. 2809 and 2810 of 1979 and which had
been referred for settlement between the various contesting
parties including himself for the mediation by Hon‟ble Mr.
Justice M.K. Mukherjee and that he had a substantial
vested right in all the properties of various firms and private
limited company, which were subject matter of the said
case. He then proceeded to bequeath his entire rights and
interests in the money and properties mentioned in the said
civil appeal to his daughter Madhavi Ahluwalia. As regards
Flat No. 34, Usha Kiran at Mumbai, he did not claim that
he was its owner. He claimed that he was in possession of
the aforesaid flat which he had bequeathed to his daughter
Madhavi Ahluwalia. Since the objector was residing in
Usha Kiran flat under the authority of the deceased and not
by virtue of some independent right vesting in her, the
equal possession of the flat continued to vest in the
deceased. Hence, there was no factual inaccuracy in the
Will. He claimed a right in House No.3, Alipur road,
Calcutta and also bequeathed the property at 145 A
Shahpur Road, New Delhi to the petitioner. There is
nothing to show that the deceased had no interest in the
aforesaid property. He also claimed interests and rights
with certain factory properties in Kanpur, Siliguri Jaipur,
Calcutta and Cochin which were subject matter of Civil Suit
No. 2809 and 2910 of 1979. There is nothing to show that
these properties were not subject matter of the aforesaid
appeals. Another important circumstance in this regard is
that when PW-5 who is the official in the office of Sub
Registrar, Mumbai was examined, it transpired that another
Will was executed by late Sh. Ram Chander Sharma on the
very same day on which Will Ex.PW2/1 was executed by
him. Vide this Will, he bequeathed agricultural land in two
villages in District Alwar of Rajasthan to his grandchildren
Vedant, Eesha and Sidhant. These agricultural lands were
not made subject matter of the Will Ex.PW2/1. This clearly
indicates that late Sh. Ram Chander Sharma was in a fit
state of mind on 30th October 2000 and that is why he
decided to bequeath the agricultural land to his grandsons
while bequeathing rest of his estate to the petitioner.
Neither did he refer to agricultural land in District Alwar in
the Will Ex.PW2/1 nor did he refer to the properties
mentioned in the Will Ex. PW2/1, in the Will which he
executed in favour of his grandchildren. Admittedly, the
grandchildren of the deceased had not applied for probate of
the Will executed in their favour nor had this Will been
setup by them in any proceedings before it came to light
during examination of PW-5 in this case. This, in turn,
indicates that the petitioner Madhavi Ahluwalia was not
present in the office of Sub Registrar on 30 th October 2000,
though it is recorded in the Will Ex.PW2/1 that execution of
the Will was admitted by her. The objector Smt. Asha
Sharma has admitted that part of the agricultural land in
Village Alwar has been sold by her after death of late Sh.
Ram Chander Sharma. Had the petitioner been aware of
the Will Ex.PW5/1 executed on the very same day on which
the Will in her favour Ex.PW2/1 was executed, she would
have sought probate of this Will on behalf of her children
and would not have allowed the objector to sell part of the
aforesaid agricultural land.
38. For the reasons given in the preceding paragraphs,
I hold that Will Ex.PW10/1 was duly executed and got
registered by late Sh. Ram Chander Sharma on 30 th October
2001 and that he was in a sound disposing mind to execute
the aforesaid Will. The issues are decided in favour of the
petitioner and against the objector.
ORDER
In view of my findings on the issues, a probate of
the Will Ex.PW2/1 executed by late Sh. Ram Chander
Sharma in favour of the petitioner Madhavi Ahluwalia on
30th October 2000 is granted to the petitioner with the copy
of the Will annexed to it. There shall be no order as to
costs.
(V.K. JAIN) JUDGE NOVEMBER 29, 2010 BG/Ag
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!