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

*Varunni vs Rosy
2026 Latest Caselaw 2664 Ker

Citation : 2026 Latest Caselaw 2664 Ker
Judgement Date : 8 April, 2026

[Cites 17, Cited by 0]

Kerala High Court

*Varunni vs Rosy on 8 April, 2026

RFA NO. 165 of 2004               1                     2026:KER:31402

                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

              THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

     WEDNESDAY, THE 8TH DAY OF APRIL 2026 / 18TH CHAITHRA, 1948

                           RFA NO. 165 OF 2004

         AGAINST THE JUDGMENT AND DECREE DATED 24.09.2003 IN OS NO.378

OF   1998      OF   ASSISTANT   SESSIONS    COURT/II   ADDITIONAL   SUB

COURT,THRISSUR

APPELLANT/DEFENDANT/LRs OF A1:

     1        VARUNNI
              S/O. THATTIL RAPPAI, LALUR DESOM, ARANATTUKARA VILLAGE,
              THRISSUR TALUK. [DIED]

     2        MARY
              W/O. LATE VARUNNI, THATTIL HOUSE, LALUR DESOM,
              ARANATTUKARA VILLAGE, THRISSUR TALUK, ELTHURUTH P.O.,
              PIN - 680611.

     3        ROY
              S/O. LATE VARUNNI, THATTIL HOUSE, LALUR DESOM,
              ARANATTUKARA VILLAGE, THRISSUR TALUK, ELTHURUTH P.O.,
              PIN - 680611.

     4        JOBY
              S/O. LATE VARUNNI, THATTIL HOUSE, LALUR DESOM,
              ARANATTUKARA VILLAGE, THRISSUR TALUK, ELTHURUTH P.O.,
              PIN - 680611.

     5        JANCY
              D/O. LATE VARUNNI, THATTIL HOUSE, LALUR DESOM,
              ARANATTUKARA VILLAGE, THRISSUR TALUK, ELTHURUTH P.O.,
              PIN - 680611. THE LEGAL HEIRS OF THE DECEASED A1 ARE
              IMPLEADED AS ADDL. A2 TO A5 VIDE ORDER DATED 28.11.2023
              IN IA 337/2012.


             BY ADVS.
             SRI.DINESH MATHEW J.MURICKEN
             SRI.P.V.BALAKRISHNAN
 RFA NO. 165 of 2004            2                    2026:KER:31402




RESPONDENTS/PLAINTIFFS 1&3 TO 7/ADDL.RESPONDENTS:

    1     ROSY
          D/O. THATTIL RAPPAI, CHAKKAMUCK DESOM, POONKUNNAM
          VILLAGE, THRISSUR TALUK.

    2     GEORGE,
          KANIMANGALAM VILLAGE, KANIMANGALAM DESOM, THRISSUR
          TALUK. [DIED]

    3     ALPHONSA
          W/O. LATE KOCHAPPAN, VRINDAVAN ROAD, CHIYYARAM DESOM,
          OLLUR VILLAGE, THRISSUR TALUK.

    4     MILAN
          S/O. LATE KOCHAPPAN, VRINDAVAN ROAD, CHIYYARAM DESOM,
          OLLUR VILLAGE, THRISSUR TALUK.

    5     MILVIN
          D/O. LATE KOCHAPPAN, VRINDAVAN ROAD, CHIYYARAM DESOM,
          OLLUR VILLAGE, THRISSUR TALUK.

    6     MILI
          D/O. LATE KOCHAPPAN, VRINDAVAN ROAD, CHIYYARAM DESOM,
          OLLUR VILLAGE, THRISSUR TALUK. ADDL. R7 TO R10
          IMPLEADED

    7     BABY
          AGED 73 YEARS, W/O. LATE GEORGE, THATTIL HOUSE, WORKERS
          NAGAR, KANIMANGALAM P.O., THRISSUR DISTRICT, PIN-680027

    8     BIJU
          AGED 53 YEARS, S/O. LATE GEORGE, THATTIL HOUSE,
          VADOOKKARA, KANIMANGALAM P.O., THRISSUR DISTRICT, PIN-
          680027

    9     BINESH
          AGED 52 YEARS, S/O. LATE GEORGE, THATTIL HOUSE,
          VADOOKKARA, KANIMANGALAM P.O., THRISSUR DISTRICT, PIN-
          680027

    10    BRIJIL
          AGED 51 YEARS, S/O. LATE GEORGE, THATTIL HOUSE, WORKERS
          NAGAR, KANIMANGALAM P.O., THRISSUR DISTRICT, PIN-680027
 RFA NO. 165 of 2004               3                       2026:KER:31402

            THE LEGAL REPRESENTATIVES OF THE SECOND RESPONDENT ARE
            IMPLEADED AS ADDITIONAL RESPONDENTS 7 TO 10 VIDE ORDER
            DATED 30.07.2025 IN IA 2/2025


            BY ADV SHRI.K.B.GANGESH


     THIS   REGULAR   FIRST   APPEAL   HAVING   BEEN   FINALLY   HEARD   ON
25.03.2026, THE COURT ON 08.04.2026 DELIVERED THE FOLLOWING:
 RFA NO. 165 of 2004                  4                       2026:KER:31402

                                 JUDGMENT

The defendant in O.S. No. 378 of 1998 on the files of the Sub Court,

Thrissur, is the appellant herein.

2. A suit was filed for partition of the plaint schedule property by

the respondents herein. The plaintiffs and the defendant in the said suit are

the children of deceased Rappai and Mariam. The plaint schedule property

belonged to the deceased Mariam, and the plaintiffs instituted the suit

relying on a Will executed by Mariam in the year 1994. It is stated that the

mother had earlier filed O.S. No. 148 of 1995 against the defendant for

recovery of possession of the plaint schedule property, and she died on

29.01.1998. The plaintiffs contend that the defendant is in possession of the

plaint schedule property and that the Will executed in 1994 is the last Will

of the mother, but the defendant is not willing to hand over possession of

the property to them.

3. The appellant herein contends that he is a disabled person and

that his mother was residing with him. According to him, the house and the

plaint schedule property were set apart in his favour as per a registered Will

executed by Mariam as Document No. 190/1976 of the Sub Registry Office, RFA NO. 165 of 2004 5 2026:KER:31402

Thrissur. It is further contended that after the execution of the said

registered Will, the defendant has been in exclusive possession and

enjoyment of the property for the last 24 years and has thereby perfected

title by adverse possession.

4. The trial court passed a preliminary decree partitioning the

plaint schedule property. The appellant contends that the suit for partition

is not maintainable since the deceased Mariam had filed O.S. No. 148 of 1995

before the Munsiff's Court for recovery of possession of the plaint schedule

property from the appellant, which was dismissed. It is therefore argued

that the issue in the present suit is barred by res judicata, as the question

regarding possession of the plaint schedule property has attained finality in

O.S. No. 148 of 1995. The appellant also denies the execution of Ext.A6 Will

in 1994 by the mother, contending that it is not genuine and that no

evidence has been adduced by the plaintiffs to prove its execution.

5. It is further submitted that the plaintiffs have admitted that they

have received their respective shares in the family property and that the

plaint schedule property had been set apart for the defendant as per an oral

partition. It is also contended that the appellant has been in possession of

the property from 1976 onwards, which indicates that the shares in the RFA NO. 165 of 2004 6 2026:KER:31402

family property had already been settled. It is further contended that Ext.A6

Will was executed on 15.02.1994 and that, as per Section 213 of the Indian

Succession Act as it then stood, the Will could not have been relied upon by

the court below unless it was probated. It is argued that Section 213 was

amended only after the execution of Ext.A6 Will, and hence the court below

ought not to have relied on Ext.A6 Will in the absence of probate.

6. It is also contended that the trial court failed to consider the

improvements made by the defendant in the property, and that the value of

such improvements exceeds the value of the property itself. According to

the appellant, these aspects ought to have been considered while passing

the judgment. The appellant therefore seeks to set aside the judgment and

decree passed by the Sub Court, Thrissur in O.S. No. 378 of 1998 and to

dismiss the suit.

7. Heard Sri. Dinesh Mathew J Murikan, for the appellant and Sri.

K.B. Gangesh for the respondent.

8. The learned counsel for the appellant relied on the decisions in

N. Kamalam (Dead) and Another v. Ayyasamy and Another [(2001) 7 SCC 503],

Yumnam ONGBI Tampha Ibema Devi v. Yumnam Joykumar Singh and Others

[(2009) 4 SCC 780], Rathnamma v. Omana (2024 KHC 7074) to contend that RFA NO. 165 of 2004 7 2026:KER:31402

the execution of the Will has not been proved in accordance with law. The

consistent principle flowing from the above decisions is that though Section

68 of the Evidence Act permits proof of a Will by examining one attesting

witness, such witness must, in his evidence, satisfy all the requirements of

due execution as contemplated under Section 63(c) of the Indian Succession

Act, including proof of attestation by both witnesses. If the attesting witness

examined fails to prove the attestation by the other witness, it is incumbent

on the propounder to examine the other available attesting witness. Failure

to do so is fatal, and recourse to Section 71 of the Evidence Act is

impermissible unless the attesting witnesses examined deny or fail to

recollect execution. It is further contended that any suspicious

circumstances surrounding execution must be satisfactorily explained by

the propounder.

9. Per contra, the learned counsel for the respondent relied on

Devassykutty v. Visalakshy Amma (2010 KHC 6233) and Ganesan (D)

Through Lrs. v. Kalanjiam and Others (2019 KHC 5523), to contend that it

is sufficient if the attesting witness examined speaks not only to his own

attestation but also, even by necessary implication, to the attestation by the

other witness. It is argued that there is no rigid requirement that both RFA NO. 165 of 2004 8 2026:KER:31402

attesting witnesses must be examined if the evidence of one attesting

witness, read as a whole, establishes compliance with Section 63(c) of Indian

Succession Act. It is further submitted that acknowledgment of execution by

the testator is sufficient compliance, and attestation need not necessarily

take place simultaneously or in the presence of both witnesses together, so

long as the statutory requirements are otherwise satisfied.

10. The only question that arises for consideration is whether

Ext.A6 Will has been executed in compliance with Section 63 of the Indian

Succession Act and whether the same has been proved in accordance with

Section 68 of the Indian Evidence Act.

11. Section 63 of the Indian Succession Act mandates that for a Will

to be duly executed, three essential requirements must be satisfied, namely:

(i) the testator must sign or affix his mark to the Will or it must be signed by

some other person in his presence and by his direction; (ii) such signature

or mark must be so placed as to indicate that it was intended to give effect

to the document as a Will; and (iii) the Will must be attested by two or more

witnesses, each of whom must have seen the testator sign or affix his mark

or must have seen some other person sign the will in the presence and by

direction of the testator or must have received from the testator a personal RFA NO. 165 of 2004 9 2026:KER:31402

acknowledgment of his signature or mark or of the signature of such other

person, and each of the witnesses has to sign the will in the presence of the

testator.

12. Section 68 of the Indian Evidence Act prescribes the mode of

proof of such a document and requires that at least one attesting witness be

examined to prove its execution, provided such witness is alive and capable

of giving evidence. The attesting witness so examined must not only speak

to his own attestation but must also depose, either expressly or by

necessary implication, about the attestation by the other witness so as to

establish due execution in terms of Section 63(c).

13. The Bombay High Court in Vishnu Ramkrishna and Others v.

Nathu Vithal and Others (AIR 1949 Bombay 266), laid down the following

principles:

1. For a Will to be duly executed under Section 63 of the Succession Act,

the propounder must establish (i) that the testator signed or affixed

his mark to the Will or it was signed by another in his presence and by

his direction, (ii) that such signature or mark was so placed as to

indicate an intention to give effect to the document as a Will, and (iii) RFA NO. 165 of 2004 10 2026:KER:31402

that the Will was attested by at least two witnesses, each of whom

either saw the testator sign or received from him a personal

acknowledgment of his signature, and each witness must have signed

in the presence of the testator, though not necessarily in the presence

of each other.

2. Section 68 of the Evidence Act provides a concession by permitting

proof of a Will through the examination of at least one attesting

witness, but such witness must be capable of proving the entire

execution of the Will, which includes not merely the act of signing by

the testator but compliance with all the formalities of attestation

mandated under Section 63(c).

3. If the attesting witness examined proves only his own attestation but

is unable to speak to the attestation by the other witness, the evidence

falls short of the mandatory requirements of Section 68, as proof of

execution necessarily includes proof of attestation by two witnesses in

the manner required by law. But if the one attesting witness cannot

prove execution of the will, then his evidence has to be supplemented

by the other attesting witness being called to prove the execution and

the deficiency cannot be cured by examining non-attesting witnesses

such as the scribe or parties to the document, since execution of a Will RFA NO. 165 of 2004 11 2026:KER:31402

must be proved only through attesting witnesses.

4. The statutory concession under Section 68 cannot be used to dilute the

substantive requirement of proof; where the evidence of the sole

attesting witness is insufficient, the only proper course is to call the

other attesting witness so that the due execution of the Will is proved

in full compliance with Section 63.

5. Section 71 of Evidence Act provides that if the attesting witness denies

or does not recollect the execution of the documents, its execution

may be proved by other evidence. This is a sort of a safeguard

introduced by the Legislature to the mandatory provisions of Section

68 where it is not possible to prove the execution of the will by calling

attesting witnesses but this section can only be requisitioned when the

attesting witnesses who have been called fail to prove the execution of

the will by reason of either by denying their own signatures, or

denying the signature of the testator, or having no recollection as to

the execution of the document. Section 71 has no application when

one attesting witness has failed to prove the execution of the will and

other attesting witnesses are available who could prove the execution

if they were called.

RFA NO. 165 of 2004 12 2026:KER:31402

14. Based on the said principles the Bombay High Court found that

the defendants therein failed to prove the due execution of the Will since

the attesting witness examined, out of the four attestors, only spoke of the

presence of one other attestor along with the testator, when the latter

acknowledged her thumb impression in the Will. The witness spoke of his

attestation but not that of the other. It was also held that recourse to S.71 of

the Evidence Act is impermissible without exhausting the remedy under

Section 68 of the Evidence Act of calling the available attesting witnesses.

The High Court therefore remanded the matter for further evidence of the

other three attesting witnesses said to be available to determine whether

there was due execution of the Will.

15. The principles laid down in this judgment of the Bombay High

Court was affirmed by the Hon'ble Supreme Court in Janki Narayan Bhoir v.

Narayan Namdeo Kadam [(2003) 2 SCC 91] by overruling all other judgments

in this line including Manki Kaur v. Hansraj Singh (1938 SCC OnLine Pat 45)

which took a different view from Vishnu Ramakrishnan (supra) and

resolved the issue by holding that the clause (c) of Section 63 of the

Succession Act requires and mandates attestation of a will by two or more

person as witnesses, albeit Section 68 of the Evidence Act that gives RFA NO. 165 of 2004 13 2026:KER:31402

concession to those who want to prove and establish a will in the court of

law by examining at least one attesting witness who could prove the

execution of the will viz attestation by two witnesses and its execution in

the manner contemplated by clause (c) to Section 63 of the Succession Act.

Where one attesting witness examined fails to prove due execution of the

will, then the other available attesting witness must be called to supplement

his evidence to make it complete in all respects to comply with the

requirement of proof as mandated by Section 68 of the Evidence Act. This

position was further reiterated by the Apex Court in Raj Kumari and Others

v. Surinder Pal Sharma [(2021) 14 SCC 500] and in a recent decision in

Dinachandran K.S. v. Shyla Joseph (2025 KHC Online 8026), wherein the

Supreme Court upheld these principles and held that the Will involved in

that case stood duly proved in accordance with Section 63 of the Indian

Succession Act read with Section 68 of the Evidence Act, as the attesting

witness examined had clearly deposed to the presence of the testator and

the attesting witnesses, and to the signatures having been affixed by each of

them on the Will.

16. In the case on hand, PW2 is an attesting witness to Ext.A6 Will.

From his deposition, it is evident that the testator Mariam signed the Will in RFA NO. 165 of 2004 14 2026:KER:31402

his presence and that he affixed his signature as an attesting witness

thereafter. PW2 has also deposed that the other attesting witness, Shinto,

had signed the Will and that he had seen Shinto signing the document as an

attestor. The evidence further discloses that after execution, the testator

along with the attesting witness proceeded to the Sub Registrar's Office for

registration of the Will.

17. The testimony of PW2, read as a whole, clearly establishes that

the testator executed the Will in a sound disposing state of mind and that

both the attesting witnesses had signed the Will in the presence of the

testator. The deposition that PW2 saw the other attesting witness sign the

document, coupled with the sequence of events narrated, is sufficient to

infer compliance with the requirement of attestation under Section 63(c).

18. It has also come out in evidence that the whereabouts of the

other attesting witness Shinto are not known. In such circumstances, the

non-examination of the other attesting witness cannot be held against the

propounder, particularly when the evidence of PW2 substantially proves the

due execution and attestation of the Will. This is not a case where the

attesting witness examined has failed to prove the execution so as to RFA NO. 165 of 2004 15 2026:KER:31402

necessitate the compulsory examination of the other attesting witness. On

the contrary, the evidence of PW2 satisfies the requirements of Section 68 of

the Evidence Act.

19. Section 71 of the Evidence Act has no application to the facts of

the present case, as the same is attracted only in situations where the

attesting witness examined denies or does not recollect execution. Here,

PW2 has clearly spoken to the execution and attestation of the Will, and

therefore, there is no occasion to invoke Section 71.

20. Further, there is no material on record to indicate any

suspicious circumstances surrounding the execution of the Will. The

testamentary capacity of the testator is not in dispute and the evidence on

record shows that the Will was executed voluntarily and with full

understanding of its contents. The fact that the Will is a registered

document, though not by itself conclusive, is an additional circumstance

supporting its genuineness.

21. In the above circumstances, it has to be held that Ext.A6 Will

has been duly executed in compliance with Section 63 of the Succession Act

and has been properly proved in accordance with Section 68 of the Indian RFA NO. 165 of 2004 16 2026:KER:31402

Evidence Act. The challenge regarding non-proof of execution and

attestation is therefore liable to be rejected.

22. Given the above, there is no reason to interfere with the

judgment and preliminary decree passed by the Sub-Court, Thrissur in O.S.

No.378 of 1998.

Accordingly, the Appeal fails and is dismissed.

Sd/-

MOHAMMED NIAS C.P. JUDGE

okb/

 
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