Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

B.Kanniammal vs Nirmala Vijayakumar(Deceased)
2024 Latest Caselaw 42 Mad

Citation : 2024 Latest Caselaw 42 Mad
Judgement Date : 2 January, 2024

Madras High Court

B.Kanniammal vs Nirmala Vijayakumar(Deceased) on 2 January, 2024

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                   DATED : 02.01.2024

                                                         CORAM:

                                   THE HONOURABLE MR.JUSTICE A.A.NAKKIRAN

                                                    T.O.S No.23 of 2020
                                                   (OP.No.1126 of 2018)
                    B.Kanniammal                                                      ... Plaintiff
                                                             Vs
                    1. Nirmala Vijayakumar(deceased)
                    2.D. Mohana Lakhsmi
                    3.J. Rekha
                    4. V. Manjula                                                    ... Defendants

                    (Defendants 2 to 4 brought on record as legal heirs of deceased 1st
                     defendant as per Order dated 28.10.2022 passed in A.No.3895/2022)

                    Prayer: Testamentary Original Suit filed under Sections 232 and 276 of
                    the Indian Succession Act XXXIX of 1925 for the grant of Letters of
                    Administration. As per order of this court dated 10.03.2020 in OP.No.1126
                    of 2018, the Original Petition has been converted into Testamentary
                    Original Suit No.23 of 2020.
                                      For Petitioner  : M/s.P.B. Ramanujam
                                      For Respondents : Ms. P. Suresh for D2 to D4
                                                        D1 Deceased
                                                   JUDGMENT

The Testamentary Original Suit is filed for grant of Letters of

Administration in respect of the last Will and Testament of the deceased

S. Janardhanam.

https://www.mhc.tn.gov.in/judis https://www.mhc.tn.gov.in/judis

2. The brief facts of the case of the plaintiff are as follows:

Mr.S.Janardhanam died on 08.04.2018 at No.22, Sreenivasa

Perumal Sannadhi, 1st street, Royapettah, Chennai 600 014. The writing

hereunto shown to the petitioner and marked with Letter “A” is the last

Will and Testament of the deceased S. Janardhanam, which was duly

executed by him at the office of Joint Sub Registrar-I, Chennai Central, on

21.10.2016, in the presence of two witnesses,. The plaintiff is the sole

legatee under the said Will. He also submits that the respondents are the

nieces of the Testator and only surviving Class-2 legal heirs of the

deceased. The plaintiff is the sole beneficiary under the provisions made by

the deceased to the said Will dated 21.10.2016 and mentioned in the Will.

No executor has been appointed in the said Will. The deceased

S.Janardhanam died on 08.04.2018 leaving behind Nirmala Vijayakumar

and Dhanalakshmi as his surviving legal heirs. The wife and mother of the

Testator pre-deceased him. The deceased bequeathed his immovable

property. The net amount of the assets after deducting all the items by

law, is only of the value of Rs.60,00,000/-. The plaintiff duly undertakes to

administer the property and credits of the deceased S. Janardhanam, any

way concerning his Will by paying first his debts and the legacies therein

https://www.mhc.tn.gov.in/judis https://www.mhc.tn.gov.in/judis bequeathed and so far as the assets will extend and to make a full and true

inventory thereof and exhibit the same in this court within six months

from the date of grant of Letters of Administration with the Will annexed to

the plaintiff.

3. In the written statement, filed by the Defendants, the

genuineness and validity of the alleged Will are challenged, stating that it is

a concocted document and hence, the Plaintiff is not entitled to any relief,

as prayed for in this Testamentary Original Suit.

4. On the side of the Plaintiff, witnesses PW.1 and PW2 were

examined and Ex.P1 and Ex.P6 were marked.

5. The plaintiff was examined as P.W.1 and she had narrated the

averments made in the petition stating that she has filed the main original

petition for the grant of Letters of Administration in her favour in respect of

the Will. Ex.P1 is the Original Will dated 21.10.2016; Ex.P2 is the

computer generated copy of the death certificate of Mr.S.Janardhanam

dated 09.05.2018; Ex.P3 is the computer generated copy of the death

https://www.mhc.tn.gov.in/judis https://www.mhc.tn.gov.in/judis certificate of Mrs.K. Gunavathy dated 28.01.2014; Ex.P4 is the original

consent affidavit filed by the 2nd defendant; Ex.P5 is the original consent

affidavit filed by the 3rd defendant and Ex.P6 is the original consent

affidavit filed by the 4th defendant.

6. This Court heard the learned counsel on either side, considered their

submissions and also perused the materials placed on record.

7. Perused the memo filed on behalf of the defendants 2 and 4

adopting written statement filed by the 3rd defendant.

8. When the matter was taken up today, the learned counsel for the

plaintiffs submitted that the consent affidavit of the defendants 2 to 4 have

already been filed stating that they have withdrawing the objections to the

Original Petition as they have no objection for the grant of Letters of

Administration to be granted in favour of the plaintiff which have been duly

signed by the defendants. In and by the said consent affidavits, the

defendants 2 to 4 have accord their consent for the grant of letters of

administration annexed with the Will in favour of the Plaintiff who is the

https://www.mhc.tn.gov.in/judis https://www.mhc.tn.gov.in/judis sole legatee under the said Will of the deceased S. Janaradhanam.In the

proof affidavit of the plaintiff, it is stated that the deceased S. Janardhanam

died on 08.04.2018. She further submitted that the deceased bequeathed

his immovable property to her absolutely and she is the sole beneficiary

under the provisions made by the deceased under the Will dated

21.10.2016 and no executor has been appointed in the said Will. She

further submitted that the defendants 2 to 4 have given their consent for

grant of Letters of Administration in her favour.

9. In the proof affidavit of the attesting witness/PW2, it was stated

that he along with one V. Shanmugam were present at the office of the

Joint Sub-Registrar-I, Chennai- Central, witnessed subscribing the name at

the foot of the testamentary paper in English language and marked with

the letter “A” and declare and publish the same as his last Will and

Testament. He attested that the signature at the foot of the testamentary

paper as of the party executing the same is of the deceased S. Janardhanam

and the names and signatures also subscribed and written at the foot of the

said testamentary paper as of the parties attesting execution of the same

are in the proper and respective handwritings of the said V. Shanmugam

https://www.mhc.tn.gov.in/judis https://www.mhc.tn.gov.in/judis and PW2 respectively. He deposed that the deceased was of sound and

disposing state of mind, memory and understanding and to the best of his

belief and published the same of his free will and pleasure.

10. Though there is no objection in granting letters of administration in

favour of the Plaintiff on side of the Defendants 2 to 4, by entering into a

consent affidavit as stated above and the Will is also admitted by the

Defendants as genuine, even an admitted Will needs to be proved in a

manner known to law. In this regard, the entire evidence let in by the

parties is to be looked into in proper and perspective manner.

11. Considering the evidences of P.W.1 & P.W.2 and the documents

filed on behalf of the plaintiff is not only proved the execution, but also the

attestation of the Will and also taking note of the fact that the defendants 2

to 4 have also given consent affidavit for grant of Letters of Administration,

this Court is of the view that the plaintiff is entitled for the issuance of

Letters of Administration in her favour.

12 Accordingly, this Testamentary Original Suit is decreed as

https://www.mhc.tn.gov.in/judis https://www.mhc.tn.gov.in/judis prayed for. Issue Letters of Administration in respect of the Will dated

21.10.2016 in favour of the plaintiff. The plaintiff is directed to duly

administer the properties and credits of the deceased more fully described

in the schedule. The plaintiff is also directed to execute a security bond for

a sum of Rs.25,000/- (Rupees twenty five thousand only) in favour of the

Assistant Registrar (O.S.II), High Court, Madras. The plaintiff is further

directed to render true and correct accounts once in a year. Considering the

relationship between the parties, there shall be no order as to costs.




                                                                                       02.01.2024

                    Index    : Yes/No
                    Speaking/Non-speaking order
                    gv





https://www.mhc.tn.gov.in/judis
 https://www.mhc.tn.gov.in/judis
                                                                           A.A.NAKKIRAN,J.

                                                                                             gv

Witnesses examined on the side of the plaintiff:

P.W.1. - Mrs. B. Kanniammal P.W.2 - Mr.G.Kotti

Exhibits produced on the side of the plaintiff:

                           S.No. Exhibits    Date                          Description
                                             21..10.2016 Original Will
                           1.      P-1
                           2.      P-2       09.05.2018    Computer generated copy of
                                                          the death certificate of
                                                          Mr.S.Janardhanam
                           3.      P-3       28.01.2014    Computer generated copy of
                                                          the death certificate of Mrs.K.
                                                          Gunavathy
                           4.      P-4          ---       Original consent affidavit filed
                                                          by the 2nd defendant.
                                                          Original consent affidavit filed
                           5.      P-5         ----       by the 3rd defendant.
                           6.      P-6          ----      Original consent affidavit filed
                                                          by the 4th defendant.




                                                                           02.01.2024






https://www.mhc.tn.gov.in/judis
 https://www.mhc.tn.gov.in/judis

 
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 : MAIMS

 
 
Latestlaws Newsletter