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

K.Raghuraman vs K.Pandurangan
2023 Latest Caselaw 328 Mad

Citation : 2023 Latest Caselaw 328 Mad
Judgement Date : 5 January, 2023

Madras High Court
K.Raghuraman vs K.Pandurangan on 5 January, 2023
                                                                                       T.O.S. No.35 of 2016


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                   Dated : 05.01.2023

                                        CORAM : JUSTICE N.SESHASAYEE

                                                 T.O.S. No.35 of 2016


                K.Raghuraman                                                       .... Plaintiff

                                                        Vs

                1.K.Pandurangan
                2.K.Bakthavatchalam
                3.Mrs.Dhanalakshmi
                4.K.Kamalammal                                                     .... Defendants

                Prayer : Testamentary Original Suit filed under Sections 232, 255 and 276 of

                the Indian Succession Act and Order XXV Rule 5 of Original Side Rules for

                issuance of Letters of Administration of the Will dated 29.04.1993.



                                        For Plaintiff        : Mr.T.Mathi

                                        For Defendants       : Mr.P.Sreenivasulu




                                                        JUDGMENT

https://www.mhc.tn.gov.in/judis ________ Page 1/5 T.O.S. No.35 of 2016

The suit is laid for granting Letters of Administration of the last will and

testament dated 29.04.1993, executed by late Kuppuswamy Naidu, registered

as Document No.8 of 1993 on the file of Sub Registrar, Nemili, Vellore District.

The said Kuppuswamy Naidu, later, died on 21.08.1995, leaving behind him

his surviving heirs, namely his wife/fourth defendant, children/plaintiff and

defendants 1 to 3. The plaintiff is one of the sons-cum-beneficiary under the

will. Defendants 1 & 2 are his sons, third defendant is his daughter and the

fourth defendant is his wife. Original Petition was promptly laid and only one of

the sons, filed caveat and hence the OP was converted into a testamentary

original suit.

2. The defendants have now agreed for the grant of Letters of Administration to

the plaintiff. An endorsement has also been made by the defendants to this

effect, even on 09.09.2022.

3. Evidence in this case was recorded and the propounder examined himself as

PW1 and marked Exts.P1 to P9. Ext.P1 is the will of late Kuppuswamy Naidu.

To prove the will, the plaintiff has also examined one of the attesting witnesses

as PW2, namely Narasimman.

https://www.mhc.tn.gov.in/judis ________ Page 2/5 T.O.S. No.35 of 2016

4. This court is satisfied on perusing the documents and reading the oral

testimony of witnesses. This court is satisfied that the Will of Late

Kuppuswamy Naidu, dated 29.04.1993 is genuine.

5. Accordingly, this testamentary original suit is allowed by granting letters of

administration with the Will annexed to the plaintiff in respect of the estate

bequeathed under the last Will and testament of the late Kuppuswamy Naidu,

dated 29.04.1993. The plaintiff is directed to execute a security bond for a sum

of Rs.25,000/- (Rupees Twenty Five Thousand only) in the name of the

Assistant Registrar (Original Side) of this Court. The plaintiff is further

directed to file an inventory of assets and statement of accounts within a period

of six months and one year, respectively.

05.01.2023

Asr

List of witnesses examined on the side of Plaintiff:

1. Mr.K.Raghuraman - PW1

2. Mr.S.Narasmimman - PW2 (Attesting witness)

List of exhibits adduced on the side of the Plaintiff:

https://www.mhc.tn.gov.in/judis ________ Page 3/5 T.O.S. No.35 of 2016

S.No. Exhibits Description of documents 1 P1 Original Will dated 29.04.1993 Original Death Certificate dated 24.02.2005 of Late 2 P2 Kuppuswamy Naidu 3 P3 Original Legal heirship certificate dated 11.04.2005 Paper publication in Tamil daily 'Makkal Kural' dated 4 P4 29.09.2005 Paper publication in English daily 'News Today' dated 5 P5 20.09.2005 6 P6 Consent affidavit of K.Pandurangan dated 10.03.2005 7 P7 Consent affidavit of Mrs.Dhanalakshmi dated 10.03.2005 8 P8 Consent affidavit of Mrs.K.Kamalammal dated 11.04.2005 9 P9 Affidavit of attesting witness, Mr.S.Narasimman

05.01.2023

Asr

https://www.mhc.tn.gov.in/judis ________ Page 4/5 T.O.S. No.35 of 2016

N.SESHASAYEE.J.,

Asr

T.O.S. No.35 of 2016

05.01.2023

https://www.mhc.tn.gov.in/judis ________ Page 5/5

 
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