Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Channabasawwa W/O Irappa Hutagannavar vs Dundappa Shivappa Agadi
2024 Latest Caselaw 6169 Kant

Citation : 2024 Latest Caselaw 6169 Kant
Judgement Date : 1 March, 2024

Karnataka High Court

Channabasawwa W/O Irappa Hutagannavar vs Dundappa Shivappa Agadi on 1 March, 2024

Author: Hanchate Sanjeevkumar

Bench: Hanchate Sanjeevkumar

                                                  -1-
                                                        NC: 2024:KHC-D:4779
                                                          RSA No. 2290 of 2006
                                               C/W RSA.CROB No. 100001 of 2015



                        IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
                               DATED THIS THE 1ST DAY OF MARCH, 2024
                                               BEFORE
                                                                                  R
                          THE HON'BLE MR JUSTICE HANCHATE SANJEEVKUMAR
                        REGULAR SECOND APPEAL NO. 2290 OF 2006 (DEC/INJ-)
                                                  C/W
                                 RSA CROSS OBJ NO. 100001 OF 2015


                   IN RSA NO.2290/2006:

                   BETWEEN:

                   1.      DUNDAPPA S/O. SHIVAPPA AGADI,
                           AGE: 79 YEARS, OCC: AGRICULTURE,
                           R/O. JINNUR, TQ: KALAGHATGI-581204,
                           DIST: DHARWAD-580010.
                           SINCE DECEASED BY HIS LRS.

                   1(a)    SMT. BASAVANNAWWA W/O LATE DUNDAPPA AGADI
                           AGE: 65 YEARS, OCC: HOUSEHOLD.

                   1(b) SRI. BASAVARAJ A/F DUNDAPPA AGADI
                        AGE: 40 YEARS,

Digitally signed           BOTH ARE R/O JINNUR,
by SUJATA                  TQ: KALAGHATAGI-581204,
SUBHASH                    DIST: DHARWAD.
PAMMAR                                                              ...APPELLANTS
Location: HIGH
COURT OF           (BY SRI. ABHISHEK B MAREPPAGOL, ADVOCATE FOR
KARNATAKA           SRI. MADANMOHAN M KHANNUR, ADVOCATE)

                   AND:

                   SMT. CHANABASAWWA W/O. IRAPPA HUTGANNAVAR
                   AGE: 59 YEARS, OCC: AGRICULTURE AND HOUSE HOLD,
                   R/O. BACHANAKI, TA: MUNDAGOD-581349.
                   DIST: UTTAR KANNADA.

                                                                  ...RESPONDENT
                   (BY SRI. V G BHAT, ADVOCATE)
                                -2-
                                     NC: 2024:KHC-D:4779
                                     RSA No. 2290 of 2006
                          C/W RSA.CROB No. 100001 of 2015



       THIS RSA IS FILED UNDER SETION 100 OF CPC PRAYING THIS

HON'BLE COURT TO SET ASIDE THE JUDGEMENT AND DECREE

DATED 23.02.2006 PASSED IN R.A.NO.160/2002 ON THE FILE OF

THE III ADDL. CIVIL JUDGE (SR.DN) & CJM, DHARWAD, PARTLY

ALLOWING THE APPEAL FILED AGAINST THE JUDGMENT AND

DECREE DATED 31.07.2002 IN O.S 63/1997 PASSED BY THE COURT

OF CIVIL JUDGE (JR. DN.) & JMFC, KALGHATAGI.


IN RSA CROSS OBJ NO.100001/2015:

BETWEEN:

SMT. CHANABASAWWA W/O IRAPPA HUTGANNAVAR
AGE: 70 YEARS, OCC: AGRICULTURE,
R/O: JINNUR, TQ: KALAGHATAGI,
DIST:DHARWAD ALSO AT BACHANKI,
TQ: MUNDGOD, DIST: UTTAR KANNADA.

                                               ...CROSS OBJECTOR

(BY SRI. V G BHAT, ADVOCATE)

AND:

DUNDAPPA SHIVAPPA AGADI
SINCE DECEASED BY HIS LRs.

1.   SMT. BASAVANNEVVA W/O. LATE DUNDAPPA AGADI,
     AGE: 65 YEARS, OCC: HOUSEHOLD,
     R/O: JINNUR, TQ: KALAGHATAGI,
     DIST: DHARWAD-581204.

2.   SRI. BASAVARAJ A/F. LATE DUNDAPPA AGADI,
     AGE: 40 YEARS, OCC: AGRICULTURE,
     R/O: JINNUR, TQ: KALAGHATAGI-581204.

                                                 ...RESPONDENTS

(BY SRI. ABHISHEK B MAREPPAGOL, ADVOCATE FOR
                                   -3-
                                         NC: 2024:KHC-D:4779
                                        RSA No. 2290 of 2006
                             C/W RSA.CROB No. 100001 of 2015



 SRI. MADANMOHAN M KHANNUR, ADVOCATE)

      THIS RSA CROB IN RSA NO.2290/2006 FILED UDNER ORDER

41 RULE 22 OF CPC AGAINST THE JUDGMENT AND DECREE DATED

23.02.2006 PASSED IN R.A.NO.160/2022 BY THE III ADDL. CIVIL

JUDGE (SR.DN.), & CJM, DHARWAD PARTLY ALLOWING THE APPEAL

AND   SETTING    ASIDE    THE     JUDGMENT       AND   DECREE    DATED

31.07.2002 AND THE DECREE PASSED IN O.S. NO.63/1997 ON THE

FILE OF THE CIVIL JUDGE (JR.DN) AND JMFC., KALAGHATAGI

DECREEING THE SUIT FILED FOR DECLARATION AND PERMANENT

INJUNCTION.


      THIS APPEAL AND CROSS OBJECTION, COMING ON FOR FINAL

HEARING, THIS DAY, THE COURT DELIVERED THE FOLLOWING:


                            JUDGMENT

1. RSA 2290/2006 is filed by the defendant

challenging the judgment and decree passed in

R.A.No.160/2002 dated 23.02.2006 passed by the III Addl.

Civil Judge (Sr.Dn) & CJM, Dharwad (for short, 'the First

Appellate Court') so far as partly decreeing the suit granting

half share to the defendant and rejecting his entire claim

over the suit property and challenging the judgment and

decree passed in O.S.No.63/1997 dated 31.07.2002 passed

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

by the Civil Judge (Jr.Dn.) & JMFC, Kalghatagi (for short, 'the

Trial Court') thereby decreeing the suit in whole.

2. RSA Crob. No.100001/2015 in RSA No.2290/2006

is filed by the plaintiff challenging the judgment and decree

passed in R.A.No.160/2002 dated 23.02.2006 passed by the

III Addl. Civil Judge (Sr.Dn) & CJM, Dharwad thereby partly

allowing the appeal by granting half share to the

defendant/appellant.

3. For the purpose of convenience, ranking of the

parties is referred to as per their status before the trial

Court.

4. The plaintiff has filed the suit for declaration that

she is the alone daughter of deceased-Channabasappa

Boodappa Nerti @ Nuggikeri (deceased-Channabasappa)

being the sole legal representative of deceased and hence

entitled to succeed to entire estate of the deceased-

Channabasappa, which was owned and possessed by

Channabasappa. The trial Court decreed the suit holding that

plaintiff is the only legal heir of deceased-Channabasappa

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

being the daughter and is entitled to succeed to suit

property, which is owned and possessed by deceased-

Channabasappa.

5. The First Appellate Court on the appeal filed by

the defendant has partly reversed the judgment and decree

passed by the trial Court holding that the plaintiff is declared

as only daughter of Channabasappa but the relief of

declaration sought by the plaintiff to hold that she is the sole

legal representative entitled to succeed to entire estate of

deceased-Channabasappa, is not granted. Therefore, the

plaintiff has filed cross-objection in RSA No.2290/2006

stating that partly allowing the appeal is not correct since

execution of Will is not proved. The plaintiff is claming that

she is the only legal representative of deceased-

Channabasappa and entitled to succeed to the entire estate

of the deceased-Channabasappa and defendant is stranger

to the family of deceased-Channabasappa whereas the

defendant has contended that the deceased-Channabasappa

has executed Will in his favour of bequeathing entire suit

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

property in his name. Therefore, he is entitled to succeed as

Will was executed in his favour by deceased-Channabasappa.

6. Upon rival contentions, this Court on 14.01.2011

while admitting the appeal has observed that since there is

divergent finding between the trial Court and the first

appellate Court regarding proof of Execution of Will,

therefore has framed the following substantial question of

law:

"Whether the judgment passed by the First Appellate Court impugned herein is perverse and illegal?"

7. The substantial question of law framed is general

in nature that whether the judgment and decree passed by

the first appellate Court is perverse and illegal. But after

hearing arguments by the learned counsels for both the

parties, it is observed the following substantial question of

law arises for consideration:

"Whether, under the facts and circumstances involved in the case, just because the documents of 'Will' is more than thirty years old document, can proof of the said Will as per Section 68 of the Indian Evidence Act and Section 63 of the Indian

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

Succession Act, be dispensed with and only by raising a presumption as per Section 90 of the Indian Evidence Act on the basis of presumption, can the Will is said to be proved?"

8. The learned counsel for the appellant/defendant

submitted that the Will is executed on 03.06.1957 and its

original is produced as per Ex.D12 by the defendant during

the course of trial. Therefore, the presumption can be raised

in favour of execution and attestation of Will as per Section

90 of the Indian Evidence Act and presumed to be duly

executed and attested. Therefore, submitted that the

attesting witnesses of the Will died at the time of proving of

Execution of Will executed and Will is more than thirty years

old document and accordingly the first appellate Court has

rightly raised presumption in favour that the Will was

executed and hence justified the judgment and decree of the

first appellate Court except granting only half share to the

appellant/defendant. It is submitted that when the first

appellate Court has held that Execution of Will is duly

proved, then the first appellate Court ought to have decreed

the suit in its entirety granting the entire share in the suit

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

property to the defendant. Therefore, he prays to allow the

appeal and declare the defendant is entitled to entire share

in the suit schedule property.

9. On the other hand, learned counsel for the

respondent/plaintiff and cross-objector submitted that Will

executed is created and concocted document and it is not

executed by deceased-Channabasappa. Though attesting

witnesses died but from the other circumstance, defendant

could have proved the Will, but has not produced evidence in

proving the Will by other circumstance. Therefore, submitted

that trial Court is correct that the Execution of Will is a

executed Will, is not proved, but the first appellate Court has

committed error that Will is executed. Further submitted that

in Ex.D12-Will, the recital is that since deceased-

Channabasappa was not having any other family members to

look after him therefore executed the Will. But the said Will

executed is 35 years before from the date of death of

deceased-Channabasappa and at that time, the deceased-

Channabasappa was 40 years old only, hence this is highly

suspicious circumstance that deceased had executed Will at

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

his 40 years of age. Therefore, a high gap of 35 years

between the date of execution of alleged Will and date of

death of deceased-Channabasappa, who died on 14.05.1992,

it could not be presumed that 35 years before the death of

deceased, Will was executed. Therefore, this is one of the

highly suspicious circumstances on the Will. Therefore

submitted that the trial Court is correct in holding that the

execution of Will is not proved. Therefore, prays to allow the

cross-objection by setting aside the judgment and decree

passed by the first appellate Court so far as granting only

half share to the plaintiff in the suit schedule property.

10. When a Will is made to be tested before the Court

of law, then law mandates that atleast one of the attesting

witnesses shall be examined as the Will is a compulsorily

attestable document.

11. Section 63 of the Indian Succession Act (I.S. Act)

and Section 68 of the Indian Evidence Act (I.E. Act) provide

proof of Execution of Will. As per these provisions, atleast

one of the attesting witness shall be examined to prove

execution of Will. Just because Will is registered one that

- 10 -

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

cannot dispense with proof of Execution of Will by examining

atleast one of attesting witness.

12. Section 90 of the I.E. Act stipulates raising of

presumption in respect of documents which are 30 years old

about its execution and attestation of document. Just

because the Will is 30 years old, proof of execution of Will as

per Section 63 of the I.S. Act and Section 68 of the I.E. Act

cannot be dispensed with. Though the document of Will is 30

years old, its proof of execution and attestation cannot be

presumed like any other documents which are more than 30

years.

13. Ex.D12 is the Will produced by the defendant

stated to have been executed by deceased-Channabasappa.

Ex.D12 Will is dated 03.06.1957. Ex.D.12 is thirty years old

document. The said Ex.D12-Will is a registered document.

There is no difference in regard to proof of Will whether it is

registered or not.

14. Section 90 of the Indian Evidence Act, 1872

stipulates as follows:

- 11 -

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

"Section 90. Presumption as to documents thirty years old:

Where any document, purporting or proved to be thirty years old, is produced from any custody which the Court in the particular case considers proper the Court may presume that the signature and every other part of such document, which purports to be in the handwriting of any particular person, is in that person's handwriting, and, in the case of document executed or attested, that it was duly executed and attested by the persons by whom it purports to be executed and attested."

15. The first appellate Court has mainly considered on

the aspect that since Ex.D12 Will is thirty years old

document therefore, presumption can be raised as Will is

executed and duly attested. Therefore held that Execution of

Will is proved. This observation of First Appellate Court is not

correct.

16. The Hon'ble Supreme Court in the case of

Bharpur Singh and Others Vs.Shamsher Singh reported

in (2009) 3 SCC 687 has held at paragraphs 14, 15, 16,

17, 19, 20 and 23 as follows:

"14. The legal principles in regard to proof of a will are no longer res integra. A will must be proved having regard to the provisions contained in clause

(c) of Section 63 of the Succession Act, 1925 and

- 12 -

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

Section 68 of the Evidence Act, 1872, in terms whereof the propounder of a will must prove its execution by examining one or more attesting witnesses. Where, however, the validity of the will is challenged on the ground of fraud, coercion or undue influence, the burden of proof would be on the caveator. In a case where the will is surrounded by suspicious circumstances, it would not be treated as the last testamentary disposition of the testator.

15. This Court in H. Venkatachala Iyengar v. B.N. Thimmajamma [AIR 1959 SC 443] opined that the fact that the propounder took interest in execution of the will is one of the factors which should be taken into consideration for determination of due execution of the will. It was also held that:

(AIR p. 451, para 19)

one of the important features which distinguishes a will from other documents is that the will speaks from the date of death of the testator, and so, when it is propounded or produced before a court, the testator who has already departed the world cannot say whether it is his will or not; and this aspect naturally introduces an element of solemnity in the decision of the question as to whether the document propounded is proved to be the

- 13 -

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

last will and testament of the departed testator.

16. In H. Venkatachala case [AIR 1959 SC 443] , it was also held that the propounder of a will must prove:

(i) that the will was signed by the testator in a sound and disposing state of mind duly understanding the nature and effect of disposition and he put his signature on the document of his own free will, and

(ii) when the evidence adduced in support of the will is disinterested, satisfactory and sufficient to prove the sound and disposing state of the testator's mind and his signature as required by law, courts would be justified in making a finding in favour of propounder, and

(iii) if a will is challenged as surrounded by suspicious circumstances, all such legitimate doubts have to be removed by cogent, satisfactory and sufficient evidence to dispel suspicion. In other words, the onus on the propounder can be taken to be discharged on proof of the essential facts indicated therein.

It was moreover held: (H. Venkatachala case [AIR 1959 SC 443] , AIR p. 452, para 20)

- 14 -

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

"20. There may, however, be cases in which the execution of the will may be surrounded by suspicious circumstances. The alleged signature of the testator may be very shaky and doubtful and evidence in support of the propounder's case that the signature in question is the signature of the testator may not remove the doubt created by the appearance of the signature; the condition of the testator's mind may appear to be very feeble and debilitated; and evidence adduced may not succeed in removing the legitimate doubt as to the mental capacity of the testator; the dispositions made in the will may appear to be unnatural, improbable or unfair in the light of relevant circumstances; or, the will may otherwise indicate that the said dispositions may not be the result of the testator's free will and mind. In such cases the court would naturally expect that all legitimate suspicions should be completely removed before the document is accepted as the last will of the testator. The presence of such suspicious circumstances naturally tends to make the initial onus very heavy; and, unless it is satisfactorily discharged, courts would be reluctant to treat the document as the last will of the testator. It is true that, if a caveat is filed alleging the exercise of undue influence, fraud or coercion in respect

- 15 -

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

of the execution of the will propounded, such pleas may have to be proved by the caveators; but, even without such pleas circumstances may raise a doubt as to whether the testator was acting of his own free will in executing the will, and in such circumstances, it would be a part of the initial onus to remove any such legitimate doubts in the matter."

17. This Court in Niranjan Umeshchandra Joshi v. Mrudula Jyoti Rao [(2006) 13 SCC 433 : (2006) 14 Scale 186] held: (SCC pp. 447-48, paras 33-34)

"33. The burden of proof that the will has been validly executed and is a genuine document is on the propounder. The propounder is also required to prove that the testator has signed the will and that he had put his signature out of his own free will having a sound disposition of mind and understood the nature and effect thereof. If sufficient evidence in this behalf is brought on record, the onus of the propounder may be held to have been discharged. But, the onus would be on the applicant to remove the suspicion by leading sufficient and cogent evidence if there exists any. In the case of proof of will, a signature of a testator alone would not prove the execution thereof, if his mind may appear to be very feeble and debilitated. However, if a

- 16 -

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

defence of fraud, coercion or undue influence is raised, the burden would be on the caveator. (See Madhukar D. Shende v. Tarabai Aba Shedage [(2002) 2 SCC 85] and Sridevi v. Jayaraja Shetty [(2005) 2 SCC 784] .) Subject to above, proof of a will does not ordinarily differ from that of proving any other document.

34. There are several circumstances which would have been held to be described (sic) by this Court as suspicious circumstances:

(i) when a doubt is created in regard to the condition of mind of the testator despite his signature on the will;

(ii) when the disposition appears to be unnatural or wholly unfair in the light of the relevant circumstances;

(iii) where propounder himself takes prominent part in the execution of will which confers on him substantial benefit.

(See H. Venkatachala Iyengar v. B.N. Thimmajamma [AIR 1959 SC 443] and T.K. Ghosh's Academy v. T.C. Palit [(1974) 2 SCC 354 : AIR 1974 SC 1495] .)"

- 17 -

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

19. The provisions of Section 90 of the Evidence Act, 1872 keeping in view the nature of proof required for proving a will have no application. A will must be proved in terms of the provisions of Section 63(c) of the Succession Act, 1925 and Section 68 of the Evidence Act, 1872. In the event the provisions thereof cannot be complied with, the other provisions contained therein, namely, Sections 69 and 70 of the Evidence Act providing for exceptions in relation thereto would be attracted. Compliance with statutory requirements for proving an ordinary document is not sufficient, as Section 68 of the Evidence Act postulates that execution must be proved by at least one of the attesting witnesses, if an attesting witness is alive and subject to the process of the court and capable of giving evidence. (See B. Venkatamuni v. C.J. Ayodhya Ram Singh [(2006) 13 SCC 449] , SCC p. 458, para 19.)

20. This Court in Anil Kak v. Sharada Raje [(2008) 7 SCC 695] opined that the court is required to adopt a rational approach and is furthermore required to satisfy its conscience as existence of suspicious circumstances plays an important role, holding: (SCC p. 714, paras 52-55)

"52. Whereas execution of any other document can be proved by proving the writings of the document or the contents of it as also the execution

- 18 -

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

thereof, in the event there exists suspicious circumstances the party seeking to obtain probate and/or letters of administration with a copy of the will annexed must also adduce evidence to the satisfaction of the court before it can be accepted as genuine.

53. As an order granting probate is a judgment in rem, the court must also satisfy its conscience before it passes an order.

54. It may be true that deprivation of a due share by (sic to) the natural heir by itself may not be held to be a suspicious circumstance but it is one of the factors which is taken into consideration by the courts before granting probate of a will.

55. Unlike other documents, even animus attestandi is a necessary ingredient for proving the attestation."

23. Suspicious circumstances like the following may be found to be surrounded in the execution of the will:

(i) The signature of the testator may be very shaky and doubtful or not appear to be his usual signature.

- 19 -

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

(ii) The condition of the testator's mind may be very feeble and debilitated at the relevant time.

(iii) The disposition may be unnatural, improbable or unfair in the light of relevant circumstances like exclusion of or absence of adequate provisions for the natural heirs without any reason.

(iv) The dispositions may not appear to be the result of the testator's free will and mind.

(v) The propounder takes a prominent part in the execution of the will.

(vi) The testator used to sign blank papers.

(vii) The will did not see the light of the day for long.

(viii) Incorrect recitals of essential facts."

17. The Hon'ble Supreme Court in the case of M.B.

RAMESH VS. K.M. VEERAJE URS AND OTHERS reported

in 2013 (7) SCC 490 has held that Section 90 of Indian

Evidence Act, 1872 is not applicable to proof of will, which is

held at para 17 as follows:

- 20 -

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

"17. At the same time we cannot accept the submission on behalf of the respondents as well that merely because the will was more than 30 years old, a presumption under Section 90 of the Evidence Act, 1872 ("the Evidence Act", for short) ought to be drawn that the document has been duly executed and attested by the persons by whom it purports to have been executed and attested. As held by this Court in Bharpur Singh V. Shamsher Singh (2009) 3 SCC 687 : (2009) 1 SCC (Civ) 934, a presumption regarding documents 30 years old does not apply to a will. A will has to be proved in terms of Section 63(c) of the Succession Act read with Section 68 of the Evidence Act".

18. Therefore, Section 90 of the I.E. Act has no

application in proof of Will just because the document of Will

is 30 years old. The Will must be proved in accordance with

Section 63 of the I.S. Act and Section 68 of the I.E. Act. If

attesting witness died or are not available, then other

provisions stipulated in Section 69 and Section 70 of the I.E.

Act can be applied. In the present case, it is stated that two

attesting witnesses died. Therefore, remedy left open to the

propounder of the Will is to take aid of Section 69 of the I.E.

Act. In the present case as per the facts and circumstances,

Section 70 of the I.E. Act is not applicable. But the plaintiff

ought to have taken recourse to prove the Will as per

- 21 -

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

Section 69 of the I.E. Act. Therefore, the plaintiff ought to

have proved that attestation of one of the attesting witness

atleast is in his handwriting by examining a person who

knows handwriting of the attesting witness and the signature

of the person executing the document is in the handwriting

of that person. This could have been done by the defendant

by examining the witness who knows the handwriting and

signature of the attesting witness and signature of the

testator. But the plaintiff has not taken recourse to prove the

Will even as per Section 69 of the I.E. Act also.

19. Section 69 of the Indian Evidence Act, 1872

stipulates as follows:

"Section 69. Proof where no attesting witness found:

If no such attesting witness can be found, or if the document purports to have been executed in the United Kingdom, it must be proved that the attestation of one attesting witness at least is in his handwriting, and that the signature of the person executing the document is in the handwriting of that person."

20. As stated above, Will is stated to have been

executed as per Ex.D12 dated 03.06.1957 and admittedly

- 22 -

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

the deceased- Channabasappa died on 14.05.1992. From the

date of Execution of Will above stated, deceased-

Channabasappa died after 35 years from the date of

execution of alleged Ex.D12-Will.

21. As per Section 69 of the Indian Evidence Act,

where no attesting witness is found, then the proof of the

document considered in the present case, a question of

Execution of Will is involved and it is to be proved by

examining attesting witnesses and admittedly defendant has

not examined any attesting witnesses on the reason that the

attesting witnesses were not alive. Then as per Section 69 of

the Indian Evidence Act, it must be proved that the

attestation of at least one attesting witness who knows

handwriting and that signature of the person executing the

document is in the handwriting of the person but the

defendant has not applied Section 69 of the Indian Evidence

Act. Though as per the case of the defendant that attesting

witnesses were not alive, then, atleast the handwriting in the

document in case executor has written and for identification

of the handwriting, evidence should have been let in, but

- 23 -

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

that is not done by the defendant. Also the defendant has

another option to prove the Will as per Section 69 of the

Evidence Act that the signature on the will is in the

handwriting of the Executor/testator also might have been

proved by entering evidence in this regard. But the

defendant simply kept quiet by saying that attesting

witnesses are not alive. Even if the attesting witnesses were

not alive, then, at the stage the right of defendant is not

extinguished. Further the defendant has option to prove

execution of Will as per Section 69 of the Indian Evidence

Act, but the defendant has not proved the Will as per Section

69 of the Indian Evidence Act.

22. Further, upon considering chronological events in

the case from the date of Execution of Will and till the date

of death of deceased-Channabasappa, deceased died on

14.05.1992 after 35 years from the date of Will. Upon

perusing Ex.D12, the reason shown by the testator in the

said Will is that since there are no body in the family to look

after him, at old age, therefore with all love and affection he

bequeathed the property in favour of the defendant. It is

- 24 -

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

admitted fact that as on 03.06.1957 the date on which

Ex.D12 stated to have been executed, the deceased-

Channabasappa was hardly 45 years old. Therefore it is

highly suspicious that Ex.D12 was executed by deceased-

Channabasappa at the age of 45 years anticipating his death.

After the date 03.06.1957, the deceased-Channabasappa

was alive for 45 years, therefore the said execution of

Ex.D12-Will by deceased-Channabasappa is highly

impossible and suspicious one.

23. Therefore, Section 90 of the Indian Evidence Act

stipulates about the presumption as to the document thirty

years old. But this presumption is not conclusive proof to say

that just because Will is thirty years old, the execution of

document along with its attestation and signature are

proved. Presumption can be rebutted either by leading

evidence expressly or evidence revealed impliedly

surrounding the situation of Will.

24. This Court in the case of J.T. Surappa &

another Vs. Sri. Satchidhanandendra SSPCT & Ors.

reported in ILR 2008 KAR 2115 has laid down law

- 25 -

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

regarding proof of will on considering five steps

"PANCHAPADI" which are crucial for considering validity or

otherwise of the will this Court has laid down law regarding

proof of will at para 24 as follows:

"Therefore, the court has to tread a careful path in the enquiry to be conducted with regard to Will. The said path consists five steps "PANCHAPADI". The path of enquiry and steps to be traversed are as under:

1) Whether the Will bears the signature or mark of the testator and is duly attested by two witnesses and whether any attesting witness is examined to prove the Will?

2) Whether the natural heirs have been disinherited?

3) Whether the testator was in a sound state of mind at the time of executing the Will?

4) Whether any suspicious circumstances exist surrounding the execution of the Will?

5) Whether the Will has been executed in accordance with Section 63 of the Indian Succession Act, 1925, read with Section 68 of the Evidence Act?"

25. In the present case, though there is no contra

evidence is led to the presumption raised, but upon

considering the evidence, it is proved that the Will is proved

to be suspicious one for the reason above stated and it is

highly improbable that the deceased-Channabasappa had

- 26 -

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

executed the Will at his 45 years age before 35 years of his

death.

26. DW2 who is one of the witness, had stated that

deceased is his uncle and plaintiff is his cousin sister.

Therefore, deceased was having family. Deceased-

Channabasappa could have stated that he is excluding his

wife and daughter and bequeathed the property entirely in

favour of the defendant but there is no whisper in Ex.D12

that deceased- Channabasappa was having wife and

daughter and why they are excluded in the Will. This is also

one of the improbable situation, creating doubtness on

Ex.D12 document.

27. From the evidence on record viz., from the

evidence of PWs.2 and 3, it is proved that the plaintiff is the

daughter of deceased-Channabasappa. DW2 who has given

evidence has admitted in the cross-examination that plaintiff

is daughter of deceased-Channabasappa. Therefore both the

trial Court and the first appellate Court are correct in this

regard holding that plaintiff is the only legal heir of

deceased-Channabasappa being daughter and this fact

- 27 -

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

arrived at by both the trial Court and the first appellate Court

are confirmed. Therefore, for the reason above discussed,

the substantial question of law framed on 14.01.2011, is

answered in the negative. The substantial question of law

framed today, above stated, is answered in the negative by

holding that just because the Will is thirty years old

document, cannot dispense with the proof of Will as per

Sections 68 and 69 of the Indian Evidence Act and Section

63 of the Indian Succession Act. Accordingly, both the

substantial questions of law are answered. Hence, I pass the

following:

ORDER

i) RSA No.2290/2006 is hereby dismissed.

ii) RSA Crob.No.100001/2015 in RSA

No.2290/2006 filed by the plaintiff is hereby

allowed.

iii) The judgment and decree passed in

R.A.No.160/2002 dated 23.02.2006 passed

by the III Addl. Civil Judge (Sr.Dn) & CJM,

Dharwad sofar as the plaintiff is not entitled

- 28 -

NC: 2024:KHC-D:4779

C/W RSA.CROB No. 100001 of 2015

to entire estate of the deceased-

Channabasappa, is set aside. The judgment

and decree passed in O.S.No.63/1997 dated

31.07.2002 passed by the Civil Judge

(Jr.Dn.) & JMFC, Kalghatagi is hereby

confirmed.

iv) No order as to costs.

Sd/-

JUDGE

KGK

 
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