Citation : 2023 Latest Caselaw 20336 MP
Judgement Date : 4 December, 2023
--1--
IN THE HIGH COURT OF MADHYA
PRADESH
AT I N D O R E
BEFORE
HON'BLE SHRI JUSTICE ACHAL KUMAR PALIWAL
ON THE 4th OF DECEMBER, 2023
SECOND APPEAL No. 1309 of 2022
BETWEEN:-
AAMANABAI W/O RAJA KUNJADA, AGED ABOUT 44 YEARS,
OCCUPATION: HOUSEWIFE SHUKLA SQUARE, MANDSAUR (MADHYA
PRADESH)
.....APPELLANT
(SHRI SATISH JAIN, LEARNED COUNSEL FOR THE APPELLANT)
AND
SATTAR S/O KAMRUDDIN KUNJADA, AGED ABOUT 50 YEARS,
OCCUPATION: LABOUR NEAR THE TOMP OF SAINT KHUJARI SHUKLA
SQUARE, MANDSAUR (MADHYA PRADESH)
.....RESPONDENT
-----------------------------------------------------------------------------------------
This appeal coming on for admission this day, the court passed
the following:
ORDER
This second appeal has been filed by appellant/plaintiff being aggrieved by judgment and decree dated 07.02.2022 passed by Second District Judge, Neemuch in RCA No.20/2021 whereby the first appellate court has upheld the decree and judgment dated 26.03.2021 passed by 5 th Additional Judge to the Court of 1st Civil Judge, Class-II, Mandsaur in RCS No.275A/2017.
--2--
02. Brief facts of the case are that appellant/plaintiff filed a suit for redemption of mortgaged property and recovery of possession thereof on the ground that owner of mortgaged property has executed a will in favour of plaintiff/Amna Bai.
03. Learned trial court vide judgment dated 26.03.2021 passed in RCSA No.275/2017 dismissed the suit and also dismissed the counter claim filed by defendant and appeal filed against this judgment by appellant/plaintiff was also dismissed by 2nd District Judge, Mandsaur vide judgment dated 07.02.2022 in RCA No.20/2021. Against this judgment, appellant/plaintiff has filed this present second appeal.
04. Learned counsel for the appellant/plaintiff has submitted that in the instant case mortgage deed is admitted and trial court as well as appellate court have wrongly held that appellant/plaintiff failed to prove execution of will on the ground that Section 63 of Evidence Act has not been complied with and testator expired on the date of execution of will itself. Learned courts below have wrongly held that it is not proved that testator- Banshilal affixed his thumb impression on will before witness-PW-2. In this connection, learned counsel for the appellant has referred to para 3 and 5 of PW-2 Babu Singh and submits that from deposition of above witness, it is clearly established that testator- Banshilal affixed his thumb impression on will in presence of attesting witness- Babu Singh.
05. Learned counsel after referring to Section 71 of Evidence Act also submits that execution of will can also be proved from other evidence and for above purpose attending circumstances can also be looked into and taken into consideration. Learned counsel for the appellants also submits that conclusion drawn by courts below are against the evidence on record and they are perverse and courts below have overlooked material
--3--
evidence. Just because testator died on the date of execution of will itself, it cannot be said that testator did not execute the will. It is correct that will was executed on 14.06.2008 and testator died on 14.06.2008 itself and present suit has been field on 12.06.2017 but on above ground, execution of will cannot be doubted. As testator was suffering from cancer, hence, he might have been unable to sign the will, therefore, he affixed his thumb impression on the will. Courts below did not take into consideration testimonies of PW-2 and PW-3 in right perspective, specially appellate court.
06. It is also urged that defendant's counter claim has also been dismissed. On above grounds and placing reliance upon the judgments delivered in the cases of M.B. Ramesh (Dead) by LRs. Vs. K.M. Veeraje Urs (Dead) by LRs and others, 2013 (7) SCC 490; Smt. Lata Bhoi and another Vs. Durga Prasad Bhoi, AIR 2003 ORISSA 202 and State of Rajasthan and others Vs. Shiv Dayal and another, 2019 (8) SCC 637, learned counsel for the appellant submits that substantial question of law as mentioned in appeal memo arise for determination and appeal be admitted for final hearing.
07. I have heard learned counsel for the parties and perused the records of Courts below.
08. It is apparent from records of Courts below that it is a case of concurrent findings of facts i.e. trial court has dismissed the suit filed by plaintiff and appeal filed by plaintiff/appellant has also been dismissed.
09. Therefore, question arises as to when this Court can interfere with the findings of facts arrived at by the Courts below. In this connection, I would like to refer to the law laid down by the Hon'ble Apex Court in the case of Chandrabhan (Deceased) through Lrs. And Others vs. Saraswati
--4--
and Others reported in AIR 2022 SC 4601, wherein Hon'ble Apex Court in para 33(iii) has held as under:-
"33 (iii) The general rule is that the High Court will not interfere with findings of facts arrived at by the courts below. But it is not an absolute rule. Some of the well - recognized exceptions are where (i) the courts below have ignored material evidence or acted on no evidence; (ii) the courts have drawn wrong inferences from proved facts by applying the law erroneously; or (iii) the courts have wrongly cast the burden of proof. When we refer to "decision" based on no evidence", it not only refers to cases where there is a total dearth of evidence, but also refers to any case, where the evidence, taken as a whole, is not reasonably capable of supporting the finding".
10. Similarly in the case of Gurnam Singh (Dead) by legal representatives and Others vs. Lehna Singh (Dead) by legal representatives, Hon'ble Apex Court has held as under:-
"13.1.......However, in Second Appeal under Section 100 of the CPC, the High Court, by impugned judgment and order has interfered with the Judgment and Decree passed by the First Appellate Court. While interfering with the judgment and order passed by the first Appellate Court, it appears that while upsetting the judgment and decree passed by the First Appellate Court, the High Court has again appreciated the entire evidence on record, which in exercise of powers under Section 100 CPC is not permissible. While passing the impugned judgment and order, it appears that High Court has not at all appreciated the fact that the High Court was deciding the Second Appeal under Section 100 of the CPC and not first appeal under Section 96 of the CPC. As per the law laid down by this Court in a catena of decisions, the jurisdiction of High Court to entertain second appeal under Section 100 CPC after the 1976 Amendment, is confined only when the second appeal involves a substantial question of law. The existence of 'a substantial question of law' is a sine qua non for the exercise of the jurisdiction under Section 100 of the CPC. As observed and held by this Court in the case of Kondiba Dagadu Kadam (Supra), in a second appeal under Section 100 of the CPC, the High Court cannot substitute its own opinion for that of the First Appellate Court, unless it finds that the conclusions drawn by the lower Court were erroneous being:
(i) Contrary to the mandatory provisions of the applicable law;
OR
--5--
(ii) Contrary to the law as pronounced by the Apex Court; OR
(iii) Based on inadmissible evidence or no evidence.
It is further observed by this Court in the aforesaid decision that if First Appellate Court has exercised its discretion in a judicial manner, its decision cannot be recorded as suffering from an error either of law or of procedure requiring interference in second appeal. It is further observed that the Trial Court could have decided differently is not a question of law justifying interference in second appeal".
11. In this connection, Ishwar Dass Jain (Dead) through LRs vs. Sohan Lal (Dead) by LRs reported in (2000) 1 Supreme Court Cases 434 may also be referred to. Paras 11 and 12 of the said judgment is relevant and is under:-
"11. There are two situations in which interference with findings of fact is permissible. The first one is when material or relevant evidence is not considered which, if considered would have led to an opposite conclusion. This principle has been laid down in a series of judgments of this Court in relation to section 100 CPC after the 1976 amendment. In Dilbagrai Punjabi vs. Sharad Chandra [1988 Supple. SCC 710], while dealing with a Second Appeal of 1978 decided by the Madhya Pradesh High Court on 20.8.81, L.M.Sharma, J. (as he then was) observed that "The Court (the first appellate Court) is under a duty to examine the entire relevant evidence on record and if it refuses to consider important evidence having direct bearing on the disputed issue and the error which arises as of a magnitude that it gives birth to a substantial question of law, the High Court is fully authorised to set aside the finding. This is the situation in the present case."
In that case, an admission by the defendant-tenant in the reply notice in regard to the plaintiff's title and the description of the plaintiff as `owner' of the property signed by the defendant were not considered by the first appellate Court while holding that the plaintiff had not proved his title. The High Court interfered with the finding on the ground of non- consideration of vital evidence and this Court affirmed the said decision. That was upheld. In Jagdish Singh vs. Nathu Singh [1992 (1) SCC 647], with reference to a Second Appeal of 1978 disposed of on 5.4.1991. Venkatachaliah, J. (as he then was) held:
--6--
"where the findings by the Court of facts is vitiated by non- consideration of relevant evidence or by an essentially erroneous approach to the matter, the High Court is not precluded from recording proper findings."
Again in Sundra Naicka Vadiyar vs. Ramaswami Ayyar [1995 Suppl. (4) SCC 534], it was held that where certain vital documents for deciding the question of possession were ignored - such as a compromise, an order of the revenue Court - reliance on oral evidence was unjustified. In yet another case in Mehrunissa vs. Visham Kumari [1998 (2) SCC 295] arising out of Second appeal of 1988 decided on 15.1.1996, it was held by Venkataswami, J. that a finding arrived at by ignoring the second notice issued by the landlady and without noticing that the suit was not based on earlier notices, was vitiated and the High Court could interfere with such a finding. This was in Second Appeal of 1988 decided on 15.1.1996.
12. The second situation in which interference with findings of fact is permissible is where a finding has been arrived at by the appellate Court by placing reliance on inadmissible evidence which if it was omitted, an opposite conclusion was possible. In Sri Chand Gupta vs. Gulzar Singh [1992 (1) SCC 143], it was held that the High Court was right in interfering in Second Appeal where the lower appellate Court relied upon an admission of a third party treating it as binding on the defendant. The admission was inadmissible as against the defendant. This was also a Second Appeal of 1981 disposed of on 24.9.1985".
12. Perusal of case file reveals that Ex.P-5's will has been executed on 14.06.2008 and as per Ex.P-6, testator-Banshilal expired on 14.06.2008 itself. It is also clearly established that at the time of execution of P-5's will, testator-Banshilal was suffering from cancer. There is also no dispute that testator-Banshilal used to sign but Ex.P-5's will has not been signed by Banshilal, instead, thumb impression of testator-Banshilal has been affixed on it. It is mentioned in the will that eye sight of testator-Banshilal is very weak and on account of illness, he is affixing thumb impression but, there is no specific mention in the will itself nor otherwise there is any evidence on record to show that testator-Banshilal has any problem in any
--7--
of the hands on account of cancer or otherwise, therefore, unable to sign. If there is problem in eye sight then on above count, it cannot be said that testator was not in position to sign the will. In this connection, it is important to refer testimonies of PW-2 and PW-3 and these witnesses have nowhere explained as to why Banshilal has affixed his thumb impression and did not sign the will. In para 3, PW-3 Babu Singh has deposed that Banshilal had signed the will and in para 5 it is mentioned that Banshilal affixed thumb impression over will.
13. Further, if we go through para 3 of plaintiff's witness-Babu Singh's deposition along with para 11, then, it cannot be said that facts mentioned in para 3 has been stated or deposed by plaintiff's witness-Babu Singh. Further, from deposition of Babu Singh and Ramesh Chandra as well as Ex.P-5's will, it is apparent that medical condition of Banshilal was very poor on the date of execution of will and he succumbed to his illness on above date itself. Further para 20 to 22 of the impugned judgment passed by trial court and para 21 to 24 of appellate court's judgment reveal that both the courts below have examined and assessed the evidence on record in detail independently and have arrived at concurrent conclusions.
14. Hence, in view of above discussion and in the facts and circumstances of the case, principles laid down in M.B. Ramesh, Smt. Lata Bhoi and State of Rajasthan (supra) do not apply to the facts and circumstances of the instant case.
15. If pleadings of the parties and evidence adduced by the parties and the impugned judgments passed by the Courts below are considered in light of the above legal principles/legal provisions reiterated in aforesaid judgments, then, in this Court's considered opinion, the findings of facts concurrently recorded by the Courts below are not liable to be interfered
--8--
with in the instant case and it cannot be said that Courts below have ignored any material evidence or has acted on no evidence or Courts have drawn wrong inferences from the proved facts etc. Further, it cannot be said that evidence taken as a whole, is not reasonably capable of supporting the findings. It can also be not said that the findings of Courts below are based on inadmissible evidence.
16. A perusal of the impugned judgments and decree passed by the Courts below reveal that they are well reasoned and have been passed after due consideration of oral as well as documentary evidence on record. Learned counsel for the appellant/plaintiff has failed to show that how the findings of facts recorded by the Courts below are illegal, perverse and based on no evidence etc. The learned Courts below have legally and rightly dealt with the issues involved in the matter and have recorded correct findings of facts.
17. For the reasons aforesaid, I find no merit in the instant second appeal. Concurrent findings recorded by the Courts below in favour of defendant are fully justified by the evidence on record. Concurrent findings recorded by the Courts below are not based on misreading or mis- appreciation of evidence nor it is shown to be illegal or perverse in any manner so as to call for interference in second appeal. No question of law, much less substantial question of law, arises for adjudication in the instant second appeal. Accordingly, the appeal is dismissed in limine.
18. A copy of this order along with record be sent back to the courts below for information and its compliance.
(ACHAL KUMAR PALIWAL ) JUDGE N.R.
Date: 2023.12.07 18:32:55 +05'30'
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!