Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt M D Devamma vs Smt K V Kalavathi
2025 Latest Caselaw 723 Kant

Citation : 2025 Latest Caselaw 723 Kant
Judgement Date : 7 July, 2025

Karnataka High Court

Smt M D Devamma vs Smt K V Kalavathi on 7 July, 2025

                                              -1-
                                                           NC: 2025:KHC:24420
                                                        MFA No. 3988 of 2025
                                                    C/W MFA No. 4004 of 2025
                                                        MFA No. 4118 of 2025
                   HC-KAR



                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                             DATED THIS THE 7TH DAY OF JULY, 2025

                                           BEFORE                               R
                    THE HON'BLE MR. JUSTICE RAMACHANDRA D. HUDDAR
                   MISCELLANEOUS FIRST APPEAL NO. 3988 OF 2025 (CPC)
                                             C/W
                        MISCELLANEOUS FIRST APPEAL NO. 4004 OF 2025
                        MISCELLANEOUS FIRST APPEAL NO. 4118 OF 2025


                   MFA No.3988 OF 2025

                   BETWEEN:

                   SMT. M.D. DEVAMMA
                   W/O LATE K. VISHWANATHA
                   SINCE DEAD BY HER LR's

                   SRI. HARISH K.V
                   S/O LATE K.V. VISHWANATH
                   AGED ABOUT 39 YEARS
                   RESIDING AT NO.118, 12TH 'B' MAIN
Digitally signed   HAL 2ND STAGE, INDIRANAGAR
by SHAKAMBARI      OPP. NDX KALYANAMANTAPA
Location: High     NEXT TO AMC COMPANY
Court of
Karnataka          BENGALURU-560 038
                                                             ...APPELLANT

                   (BY SRI. M.R. RAJAGOPAL, SENIOR COUNSEL FOR
                       SRI. THILAKRAJ S.V, ADVOCATE)

                   AND:

                   1.     SMT. K.V. KALAVATHI
                          D/O LATE K. VISHWANATHA
                          W/O THIPPESWAMY
                          AGED ABOUT 40 YEARS
                            -2-
                                         NC: 2025:KHC:24420
                                     MFA No. 3988 of 2025
                                 C/W MFA No. 4004 of 2025
                                     MFA No. 4118 of 2025
HC-KAR



     RESIDING AT RANGANATHANAGARA
     SIRA TOWN, SIRA TALUK
     TUMAKURU DISTRICT-572 137

2.   SMT.CHANDRALEELA K.V
     D/O LATE K. VISHWANATHA
     AGED ABOUT 44 YEARS

3.   SMT. NIVEDITHA K.V
     D/O LATE K. VISHWANATHA
     AGED ABOUT 37 YEARS

     RESPONDENTS NO.2 AND 3 ARE
     RESIDING AT NO.118, 12TH 'B' MAIN
     HAL 2ND STAGE, INDIRANAGAR
     OPP. NDX KALYANAMANTAPA
     NEXT TO AMC COMPANY
     BENGALURU-560 038

4.   SRI. CHETHAN CHAKRAVARTHI K.V
     S/O LATE VISHWANATHA K
     AGED ABOUT 35 YEARS

5.   SMT. ARCHANA K.V
     D/O LATE VISHWANATHA K
     AGED ABOUT 34 YEARS

6.   SMT. KUMUDALAKSHMI K.V
     D/O LATE VISHWANATHA K
     AGED ABOUT 29 YEARS

     RESPONDENTS NO.4 TO 6 ARE
     RESIDING AT RANGANATHANAGARA
     SIRA TOWN
     TUMAKURU DISTRICT-572 137
                                        ...RESPONDENTS
(BY SRI. KESHAV R. AGNIHOTRI, ADVOCATE FOR C/R1)
    THIS MFA IS FILED U/O 43 RULE 1(r) OF CPC, AGAINST
THE ORDER DATED 08.04.2025 PASSED ON I.A.NO.3 IN
OS.NO.135/2021 ON THE FILE OF THE SENIOR CIVIL JUDGE
                            -3-
                                        NC: 2025:KHC:24420
                                     MFA No. 3988 of 2025
                                 C/W MFA No. 4004 of 2025
                                     MFA No. 4118 of 2025
HC-KAR



AND J.M.F.C., SIRA, REJECTING THE I.A.NO.3 FILED UNDER
ORDER 39 RULE 1(a) R/W SECTION 151 OF CPC, 1908.


MFA No.4004 OF 2025

BETWEEN:

SMT. M.D. DEVAMMA
W/O LATE K. VISHWANATHA
SINCE DEAD BY HER LR's

SRI. HARISH K.V
S/O LATE K.V. VISHWANATH
AGED ABOUT 39 YEARS
RESIDING AT NO.118, 12TH 'B' MAIN
HAL 2ND STAGE, INDIRANAGAR
OPP. NDX KALYANAMANTAPA
NEXT TO AMC COMPANY
BENGALURU-560 038
                                        ...APPELLANT
(BY SRI. M.R. RAJAGOPAL, SENIOR COUNSEL FOR
    SRI. THILAKRAJ S.V, ADVOCATE)

AND:

1.     SMT. K.V. KALAVATHI
       D/O LATE K. VISHWANATHA
       W/O THIPPESWAMY
       AGED ABOUT 40 YEARS
       RESIDING AT RANGANATHANAGARA
       SIRA TOWN, SIRA TALUK
       TUMAKURU DISTRICT-572 137

2.     SMT.CHANDRALEELA K.V
       D/O LATE K. VISHWANATHA
       AGED ABOUT 44 YEARS
                            -4-
                                         NC: 2025:KHC:24420
                                     MFA No. 3988 of 2025
                                 C/W MFA No. 4004 of 2025
                                     MFA No. 4118 of 2025
HC-KAR



3.   SMT. NIVEDITHA K.V
     D/O LATE K. VISHWANATHA
     AGED ABOUT 37 YEARS

     RESPONDENTS NO.2 AND 3 ARE
     RESIDING AT NO.118, 12TH 'B' MAIN
     HAL 2ND STAGE, INDIRANAGAR
     OPP. NDX KALYANAMANTAPA
     NEXT TO AMC COMPANY
     BENGALURU-560 038

4.   SRI. CHETHAN CHAKRAVARTHI K.V
     S/O LATE VISHWANATHA K
     AGED ABOUT 35 YEARS

5.   SMT. ARCHANA K.V
     D/O LATE VISHWANATHA K
     AGED ABOUT 34 YEARS

6.   SMT. KUMUDALAKSHMI K.V
     D/O LATE VISHWANATHA K
     AGED ABOUT 29 YEARS

     RESPONDENTS NO.4 TO 6 ARE
     RESIDING AT RANGANATHANAGARA
     SIRA TOWN
     TUMAKURU DISTRICT-572 137
                                        ...RESPONDENTS
(BY SRI. KESHAV R. AGNIHOTRI, ADVOCATE FOR C/R1)
    THIS MFA IS FILED U/O 43 RULE 1(r) OF CPC, AGAINST
THE ORDER DATED 08.04.2025 PASSED ON I.A.NO.4 IN
OS.NO.135/2021 ON THE FILE OF THE SENIOR CIVIL JUDGE
AND J.M.F.C., SIRA, ALLOWING THE I.A.NO.4 FILED UNDER
ORDER 39 RULE 1 AND 2 R/W SEC.151 OF CPC, 1908.
                            -5-
                                         NC: 2025:KHC:24420
                                     MFA No. 3988 of 2025
                                 C/W MFA No. 4004 of 2025
                                     MFA No. 4118 of 2025
HC-KAR



MFA No.4118 OF 2025


BETWEEN:

SMT. M.D. DEVAMMA
W/O LATE K. VISHWANATHA
SINCE DEAD BY HER LR's

SRI. HARISH K.V
S/O LATE K.V. VISHWANATH
AGED ABOUT 39 YEARS
RESIDING AT NO.118, 12TH 'B' MAIN
HAL 2ND STAGE, INDIRANAGAR
OPP. NDX KALYANAMANTAPA
NEXT TO AMC COMPANY
BENGALURU-560 038
                                        ...APPELLANT
(BY SRI. M.R. RAJAGOPAL, SENIOR COUNSEL FOR
    SRI. THILAKRAJ S.V, ADVOCATE)
AND:

1.   SMT. K.V. KALAVATHI
     D/O LATE K. VISHWANATHA
     W/O THIPPESWAMY
     AGED ABOUT 40 YEARS
     RESIDING AT RANGANATHANAGARA
     SIRA TOWN, SIRA TALUK
     TUMAKURU DISTRICT-572 137

2.   SMT.CHANDRALEELA K.V
     D/O LATE K.VISHWANATHA
     AGED ABOUT 44 YEARS

3.   SMT. NIVEDITHA K.V
     D/O LATE K. VISHWANATHA
     AGED ABOUT 37 YEARS,

     RESPONDENTS NO.2 AND 3 ARE
     RESIDING AT NO.118, 12TH 'B' MAIN
     HAL 2ND STAGE, INDIRANAGAR
     OPP. NDX KALYANAMANTAPA
                            -6-
                                        NC: 2025:KHC:24420
                                     MFA No. 3988 of 2025
                                 C/W MFA No. 4004 of 2025
                                     MFA No. 4118 of 2025
HC-KAR



     NEXT TO AMC COMPANY
     BENGALURU-560 038

4.   SRI. CHETHAN CHAKRAVARTHI K.V
     S/O LATE VISHWANATHA K
     AGED ABOUT 35 YEARS

5.   SMT. ARCHANA K.V
     D/O LATE VISHWANATHA K
     AGED ABOUT 34 YEARS

6.   SMT. KUMUDALAKSHMI K.V
     D/O LATE VISHWANATHA K
     AGED ABOUT 29 YEARS

     RESPONDENTS NO.4 TO 6 ARE
     RESIDING AT RANGANATHANAGARA
     SIRA TOWN
     TUMAKURU DISTRICT-572 137
                                        ...RESPONDENTS
(BY SRI. KESHAV R. AGNIHOTRI, ADVOCATE FOR C/R1)
     THIS MFA IS FILED U/O 43 RULE 1(r) OF CPC, AGAINST
THE ORDER DATED 08.04.2025 PASSED ON I.A.NO.5 IN
OS.NO. 135/2021 ON THE FILE OF THE SENIOR CIVIL JUDGE
AND J.M.F.C., SIRA, PARTLY ALLOWING THE I.A.NO.5 FILED
UNDER ORDER 39 RULE 1 AND 2 OF CPC.



     THESE MFA'S HAVING BEEN RESERVED FOR JUDGMENT,
COMING ON FOR PRONOUNCEMENT THIS DAY, THE COURT,
DELIVERED/PRONOUNCED THE FOLLOWING:

CORAM:   HON'BLE MR JUSTICE RAMACHANDRA D. HUDDAR
                                 -7-
                                             NC: 2025:KHC:24420
                                          MFA No. 3988 of 2025
                                      C/W MFA No. 4004 of 2025
                                          MFA No. 4118 of 2025
HC-KAR




                      CAV JUDGMENT

(PER: HON'BLE MR JUSTICE RAMACHANDRA D. HUDDAR)

These three Miscellaneous First Appeals are filed by

defendant Nos. 1 and 2 in O.S.No. 135/2021 on the file of

Senior Civil Judge and J.M.F.C, at Sira under Order XXXIX

Rule 1 (A) of Code of Civil Procedure (for short, "CPC),

being aggrieved by the common order dated 08.04.2025

passed by the said Court. These appeals concern three

interlocutory applications - I.A.No.3 filed by the

defendants, seeking to restrain the plaintiff from

interfering with his fencing activity on the suit schedule

property and I.A.Nos.4 and 5 are filed by the

respondent/plaintiff seeking injuctive relief's against the

appellants. By the impugned common order, the Trial

Court dismissed the appellant's application and allowed

those applications filed by the plaintiff, directing the

parties to maintain status quo, while also granting liberty

to the plaintiff to erect fencing.

NC: 2025:KHC:24420

HC-KAR

2. The parties to this appeal are referred to as per

their rank before the Trial Court for convenience.

3. The facts so narrated by the appellant in brief

are as under:

The plaintiff claims to be the daughter of one late

Sri.K.Vishwanatha, allegedly born through his first wife

Smt.Lakshmidevamma. It is further claimed that,

defendant Nos. 3 to 7 in the suit are her siblings, all are

children of the said Vishwanatha and Lakshmidevamma.

According to the plaintiff, the suit schedule properties are

the joint family ancestral properties and she is entitled to

a share by birth therein. She asserts that, the properties

remain undivided and are jointly possessed by the

members of the family. Thus, she filed a suit against the

defendants seeking the relief of properties and separate

possession of the suit schedule properties by metes and

bounds.

NC: 2025:KHC:24420

HC-KAR

4. Before the Learned Trial Court, the

appellant/defendant appeared and it is defendant No. 2

disputes the very relationship of the plaintiff with late

Sri.K.Vishwanatha. According to the defendant,

Smt.Lakshmidevamma was never the legally wedded wife

of Vishwanatha, but merely a caretaker. He contends that

he is the only son and legal heir of Sri.Vishwanatha, born

to his lawful wife, i.e., Smt.Devamma (now deceased). It

is a specific case of the appellants that, the suit schedule

properties are not ancestral in nature, but were originally

self-acquired by one Sri.Kadurappa (father of

K.Vishwanatha), who executed a registered Will dated

15.11.1982 in favour of his son. Later, on 02.05.2018 the

said Vishwanatha is said to have executed a registered Will

bequeathing all his properties in favour of the defendant.

The said Will was presented for registration and it was

registered posthumously on 15.02.2019, following the

death of Vishwanatha on 16.07.2018.

- 10 -

NC: 2025:KHC:24420

HC-KAR

5. The records of this case do reveal that, a

dispute arose regarding possession and enjoyment of the

properties. During the pendency of the suit, as stated

above, the defendant filed I.A.No.3 under Order XXXIX

Rule 1(A) read with Section 151 of CPC, seeking

temporary injunction against the plaintiff, praying that,

she be restrained from obstructing the fencing of the

schedule properties. The defendant contended that, when

the fencing was necessary to prevent encroachment by

third parties and was not intended to disturb possession or

alter the character of the land.

6. Simultaneously, the plaintiff also filed

I.A.Nos.4 and 5 under Order XXXIX Rule 1 and 2 of CPC

seeking injunction against the present appellant/defendant

No. 2 restraining him from interfering with her alleged

joint possession and from obstructing her right to erect

fencing around Item Nos. 1 to 3 of the suit schedule

properties.

- 11 -

NC: 2025:KHC:24420

HC-KAR

7. In support of her application, the plaintiff

produced the photographs, school certificates, ration

cards, obsequies invitation cards and other documents to

show her relationship with late. Vishwanatha and to

establish a prima facie case for claiming the relief so

claimed in her application.

8. The present appellant/defendant No.2 opposed

these applications reiterating that, the plaintiff was not a

member of his family and was attempting to gain entry

into the property based on fabricated claims. He place

reliance on the registered Will, Revenue Records and other

documents to assert his lawful possession and exclusive

entitlement to the property.

9. By the impugned common order dated

08.04.2025, the learned Trial Judge dismissed I.A.No.3

filed by the defendant and allowed I.A.No.4 filed by the

plaintiff, while I.A.No.5 was partly allowed. The Court

directed both the parties to maintain a status quo, but

- 12 -

NC: 2025:KHC:24420

HC-KAR

effectively granted liberty to the plaintiff to fence the

property while denying similar relief to the appellant. The

Trial Court expressed doubt regarding the genuineness of

the Will produced by the appellant, primarily on the

ground that it had been registered several months after

the death of the testator.

10. Being aggrieved by the said common order, the

defendant No.2 have preferred the present three

Miscellaneous First Appeals under Order XLIII Rule 1 (r) of

CPC challenging the rejection of his application and grant

of reliefs to the plaintiff by asserting that the Trial Court

has misconstrued the facts and wrongly denied the

appellant's interim protection despite a valid claim of

possession based on a testamentary document.

11. Heard the arguments of Sri. M.R.Rajagopal,

learned Senior counsel for Sri. Thilakraj S.V., learned

counsel for the appellant and Sri. Keshav R. Agnihotri,

- 13 -

NC: 2025:KHC:24420

HC-KAR

learned counsel for the respondents at length. Perused

the records.

12. The learned counsel for the appellant with all

vehemence submits that, under the provisions of the

Indian Registration Act, there is no time limit to register

the Will. Wrongly the Trial Court has interpreted Section

23 of the Registration Act, 1908, and has wrongly

concluded that, the Will is not a genuine document at the

time of deciding the interlocutory application, which is not

permissible in law. He further submits that, the appellant

being the owner of the schedule property by virtue of the

so called Will executed by Sri. Vishwanatha, he is in

possession of the schedule properties and now he wants to

fence the schedule properties. For this the plaintiff on the

guise of filing the suit is interfering into the possession and

enjoyment of the schedule properties and restraining the

appellant from putting the fencing of the schedule

properties which is in his possession.

- 14 -

NC: 2025:KHC:24420

HC-KAR

13. On the other hand, the learned counsel for the

respondents with all force supported the reasons being

assigned by the Trial Court and submits that, the Trial

Court is justified in discarding the said Will and submits

that the reasons and observations made by the Trial Court

are in accordance with law and based upon the facts of the

case. Therefore, he justifies the dismissal of the

application of the appellant and allowing of the

applications filed by the plaintiff.

14. On perusal of the reasons being assigned by the

Trial Court while disposing the aforesaid interim

applications, in its reasoning, the Trial Court mainly relied

upon the provisions of Section 23 of the Registration Act,

1908, which provides that, documents other than Wills

must be presented for registration within four months

from the date of execution. The learned Judge,

interpreting this provision in isolation and without

reference to the exceptions carried out in the statute, held

that, the Will was "suspicious" and appeared to be a

- 15 -

NC: 2025:KHC:24420

HC-KAR

"concocted" document solely because, it was registered on

15.02.2019, 6 months after the death of the testator, who

is said to have died on 16.07.2018. This line of reasoning

not only reflects a misunderstanding of statutory

provisions but also overlooks long settled principles of

testamentary law.

15. A significant issue which arises for consideration

in the present appeals relates to the validity and

evidentiary weight of a Will that was registered after the

death of the testator. The appellant's claim of title and

possession over the suit schedule properties rests, upon a

alleged Will dated 02.05.2018, said to have been executed

by his father, late. Sri. K. Vishwanatha. The said Will was

admittedly registered on 15.02.2019, after the death of

the testator on 16.07.2018, the learned Trial Court while

disposing of the interlocutory applications, doubted the

genuineness of the Will, primarily on the ground that, the

document was not registered during the lifetime of the

testator and was presented for registration several months

- 16 -

NC: 2025:KHC:24420

HC-KAR

after his demise. Referring to Section 23 of the

Registration Act, 1908, which prescribes a four month

period from the date of execution within which documents

must be presented for registration. The Trial Court

concluded that the delay rendered the Will suspicious and

caused serious doubt on its authenticity.

16. In view of such a finding of the learned Trial

Court, this Court is of the considered opinion that, such a

finding reflects a fundamental misinterpretation of the

provisions of the Registration Act, 1908, and is contrary to

the established legal position concerning the registration of

the Wills. Section 23 of the Registration Act, 1908,

defines as "subject to the provisions contained in Sections

24, 25 and 26, no document other than a Wil, shall be

accepted for the registration unless presented for that

purpose to the proper officer within four months from the

date of its execution".

- 17 -

NC: 2025:KHC:24420

HC-KAR

17. The expression "no document other than a Will"

is central to understanding the legislative intent. By

expressly excluding Wills from the limitation period

stipulated under this provision, the legislature has called

out a specific exception recognizing the unique nature of

testamentary instruments. Further, Section 27 of the

Registration Act deals with the time for registration when a

document affects immovable property contains a proviso,

that reinforces this position; "provided that a Will may be

presented at any time".

18. The combined reading of Sections 23 and 27 of

the Registration Act, 1908, clearly do establishes that,

Wills are not subject to the four months limitation period

applicable to other documents, and may be registered

either before or after the death of the testator. The

statute, thus, acknowledges the optional and non-

compulsory nature of a Will registration and permits its

registration at any point in time, without prejudice to its

validity.

- 18 -

NC: 2025:KHC:24420

HC-KAR

19. In the instant case, the Will was registered after

the death of the testator as permitted under the above

provisions. There is no statutory requirement that a Will

must be registered within the lifetime of the testator. In

fact, the registration of a Will is not even mandatory under

Indian law.

20. Section 18(e) of the Registration Act, 1908,

clearly categorizes Wills as optional documents for the

purpose of registration. What is material for a Will is its

valid execution and attestation, as prescribed under the

provisions of Section 63 of the Indian Succession Act,

1925, and not the timing of its registration.

21. The Learned Trial Court, however, while

exercising jurisdiction Under Order XXXIX Rule 1 and 2 of

CPC, prematurely ventured into the question of

genuineness of the Will, treating the date of registration as

a conclusive evidence of forgery or manipulation. This is

impermissible at the stage of deciding the interlocutory

- 19 -

NC: 2025:KHC:24420

HC-KAR

applications, in which the interlocutory reliefs are claimed.

It is well settled that, the veracity of the Will, especially a

registered one, must be tested through evidence and

cross-examination during trial, and cannot be prejudged

solely on the ground of the date of registration.

22. In the present case, the Will bears the

signature of the testator and is a registered document.

The fact of a posthumous registration is legally valid, and

does not, in itself, render the Will suspicious. The findings

of the Trial Court that, the Will is "dubious" for having

been registered after the death, demonstrate a flawed

understanding of statutory provisions and run counter to

the established principles of testamentary law.

23. The learned judge overlooked the statutory

presumption that, a registered Will carries evidentiary

value and that its validity can only be rebutted by concrete

evidence during the course of trial, not by surmise at the

interlocutory stage.

- 20 -

NC: 2025:KHC:24420

HC-KAR

24. Accordingly, this Court holds that, the

reasoning adopted by the Trial Court is unsustainable in

law and proceeds on incorrect interpretation of the

Registration Act, 1908. The registration of the Will dated

02.05.2018 after the death of Sri. K. Vishwanatha is

permissible under Sections 23 and 27 of the Act, and in no

way diminishes its probative value or authenticity unless

otherwise disproved in trial by cogent evidence. In the

present case, the Will dated 02.05.2018 is a registered

document and the fact that it was registered after the

death of the testator does not, in and of itself, render it

invalid or suspicious.

25. The Trial Court, by relying exclusively on the

delay in registration, elevated a procedural aspect into a

substantive defect, thereby misapplying the Registration

Act and casting unwarranted doubt on the Will without

examining its execution, attestation or surrounding

circumstances. Moreover, the Trial Court ignored the fact

that, a registered Will carries a presumption of

- 21 -

NC: 2025:KHC:24420

HC-KAR

genuineness and the burden of disproving it lies on the

party alleging its validity. This presumption is rebuttable

but cannot be discarded on the basis of delay alone,

especially when there is no statutory bar or limitation

period governing the registration of the Wills. This

misapplication of law has serious consequences, as it

formed the primary ground on which the Trial Court

rejected the appellant's application for injunction

(I.A.No.3) and allowed the plaintiff's application

(I.A.Nos.4 and 5). By declaring the Will "dubious" at the

interlocutory stage, the Trial Court ventured into the midst

of the document, effectively prejudging an issue that

ought to be tried in full evidence. This amounts to a

jurisdictional error, as Courts dealing with interlocutory

reliefs must confine themselves to assessing

i. Prima facie case.

ii. Balance of convenience and

iii. Irreparable loss.

- 22 -

NC: 2025:KHC:24420

HC-KAR

26. Final adjudication on title, genuineness of a

Will, or legitimacy of heirs cannot be made at this stage,

particularly in a suit for partition.

27. Further, the appellant's prayer was narrowly

tailored. He did not seek to exclude the plaintiff from

possession or enjoyment of the property. He merely

sought to erect fencing to protect the vacant lands from

third party encroachments. This precautionary measure,

far from being an act of aggression, was consistent with

the duties of a co-owner or legal heir in preserving

property pending final determination. However, this intent

was misconstrued by the Trial Court as a hostile claim,

while simultaneously granting the plaintiff a broader

injunction to erect a fence, despite the plaintiff herself

claiming joint possession and alleging that the property

was undivided.

28. The Trial Court's approach is internally

inconsistent. While acknowledging that the suit properties

- 23 -

NC: 2025:KHC:24420

HC-KAR

are subject to a partition claim and that both the parties

are allegedly in joint possession, it proceeded to grant

exclusive interlocutory to one party, thereby creating an

imbalance in the status quo. The settled position of law is

that an injunction should not be granted against a

co-sharer, except in exceptional cases, and certainly not

when the issue of relationship and legitimacy itself is

partly contested between the parties.

29. In conclusion, this Court finds that the

common order dated 08.04.2025 for the reason stated

supra suffers from legal infirmities and proceeds from a

flawed appreciation of the law relating to registration of

Wills.

30. The learned Trial Court erred in treating the

posthumous registration of the Will as indicative of fraud,

when infact the Registration Act permits such registration

and does not prescribe any outer limit for it. The Will

ought to be tested in trial based on evidence, not

- 24 -

NC: 2025:KHC:24420

HC-KAR

presumed to be false at the stage of deciding the

interlocutory applications. In view of the facts and

circumstances and also the material produced by both the

parties, this Court is satisfied that, the rejection of

I.A.No.3 and the grant of reliefs in I.A.Nos.4 and 5 are

untenable. The common order passed by the learned

Senior Civil Judge and J.M.F.C. at Sira in O.S.

No.135/2021 is liable to be set aside and accordingly it is

set aside. I.A.No.3 filed by the appellant is allowed,

subject to the condition that the fencing shall be for the

limited purpose of preventing third party encroachment

and shall not interfere with any existing possession or

disturb the character of the land. I.A.Nos.4 and 5 filed by

the plaintiff stand dismissed. To safeguard the interest of

both the parties, it is directed that both the sides shall

maintain status quo in respect of possession, use and

enjoyment of the suit schedule property until the disposal

of the suit.

- 25 -

NC: 2025:KHC:24420

HC-KAR

31. It is clarified that, the observations made in

the course of this Judgment are only for the purpose of

deciding these appeals under Order XLIII Rule 1 (r) of CPC

and shall not influence the Trial Court in its final

adjudication of the suit on merits. The Trial Court is

directed to proceed with the suit and dispose off it

expeditiously with all its promptitude in accordance with

law.

Accordingly, these appeals are allowed.

Under the circumstances, there shall be no order as

to costs.

Sd/-

(RAMACHANDRA D. HUDDAR) JUDGE

AM

 
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