Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

N. Jaishankar vs G. Anbarasi
2024 Latest Caselaw 20678 Mad

Citation : 2024 Latest Caselaw 20678 Mad
Judgement Date : 23 October, 2024

Madras High Court

N. Jaishankar vs G. Anbarasi on 23 October, 2024

                                                                    1

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS


                                                    DATED:        23.10.2024

                                                            CORAM:

                                  THE HONOURABLE MR.JUSTICE A.A.NAKKIRAN

                                                     T.O.S. No.20 of 2022
                                                     (OP.No.964 of 2015)


                     N. Jaishankar                                                     ...Plaintiff

                                                                  ..Vs..

                     G. Anbarasi                                                       ..Defendant

                     Prayer:- Original Petition has been filed under Sections 232 and 276 of the
                     Indian Succession Act XXXIX of 1925 for grant of Letters of Administration
                     in respect of the last Will and Testament of the deceased D. Natarajan.
                     Against this petition, a Caveat and supporting affidavit were filed by the
                     Caveator. As per order of this Court, the Original Petition No.964 of 2015
                     was converted into Testamentary Original Suit No.20 of 2022.
                                    For Plaintiff     :    Mr.H. Adaikala Arockiaraj

                                    For Defendant :        Mr.Amar D. Pandiya
                                                           ****




                                                          JUDGMENT

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

This Testamentary Original Suit has been filed to grant letters of

Administration to the petitioner with the Will annexed to the petition, as the

legatee of the said deceased having effect throughout the State of Tamil

Nadu.

2. The case of the Plaintiff, as set out, in the plaint is as follows:

(a).The petitioner's father D. Natarajan, was the absolute owner

of the first floor in the premises bearing present Door.No.82, Old. No.14 A,

Thiruvalluvar Pettai Street, Raja Annamalaipuram, Chennai- 600 028,

comprised in O.S.No.371, C.C.No.976, R.S.No.4047 Part as per Patta

4087/27, Patta C.A.No.412/1988-89 in extent 1053 Sq.ft. together with

building and present Door.No.87, previous Door.No.68, Old Door. No.7/44

A, Appu Street, Mylapore, Chennai 600 004, comprised in O.S.No.1570,

1578, C.C.No.1117, R.S.No.2761, in extent 661 Sq.ft. together with building

and passage with a house.

(b).During the life time of the said Testator D. Natarajan, he had

executed a will on 30.04.2007 while in sound and good state of mind thereby

bequeathing the schedule mentioned property to be enjoyed by the petitioner.

The testator of the will D. Natarajan died on 29.03.2010 at his ordinary

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

residence at No.Old.No.87, New. No.26, Appu Street, Mylapore, Chennai

600 004. The wife of the testator, namely Samundeeswari predeceased him

and the Petitioner and the respondents herein are the only legal heirs of Late.

D.Natarajan. The writing hereunto annexed now shown to the petitioner and

marked with letter 'A' is the last will and testament of the said D. Natarajan,

and was duly executed by him at Chennai on the 30th day of April 2007 in

the presence of the witnesses whose names appear at the foot thereof.

c). In the said will the Testator D.Natarajan had categorically

stated that he had sufficiently provided to his other children namely the

respondents herein and that therefore he was bequeathing the schedule

mentioned properties in favour of his last son namely the aforesaid

N.Jaishankar. The petitioner has impleaded all the next of kin or other

persons interested as party/respondents. There is no next of kin or other

persons interested, to be impleaded. The 2nd respondent herein has given her

consent and the consent affidavit of 2nd respondent is filed herewith. The

wife and parents of the testator predeceased him.

d). The petitioner ie.N. Jaishanker, who is the last son and who

is one of the legatees of the schedule mentioned property as per the said will

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

and the petitioner is entitled for Letters of Administration in terms of the said

will. The amount of assets, which are likely to come into the hands of the

petitioner does not exceed in the aggregate the sum of Rs. 14,00,000/- and

the net amount of the said assets, after deducting all the terms, which the

petitioner is by law allowed to deduct is the value of Rs. 10,000/-The next

value of the assets would be Rs. 13,90,000/-.

e). There is no applications has been made to any District Court

or delegate or to any other High Court for probate of any WILL of the said

deceased or for Letters of Administration with or without the WILL annexed

of his property and credits. There is no executor appointed in the above said

Will and as one of the legatees the petitioner has filed this petition for Letters

of Administration. The petitioner hereby undertakes to duly administer the

property and credits of the said D. Natarajan, the deceased and in any way

concerning his will by paying first his debts and then the legacies therein

bequeathed so far as the assets will extent and to make a full and true

inventory thereof and exhibit the same in this Honourable Court within six

months from the date of grant of Letters of Administrator with the Will

annexed to the petitioner and also to render to this Honourable Court a true

account of the said property and credits within one year from the said date.

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

Thus, the Plaintiff seeks to grant of Letter of Administration in favour of the

plaintiff.

3.The written statement filed by the defendant is as follows:

a)The Defendant strictly deny the averments and allegations

made in the Plaint/Petition as false, frivolous, misleading and far from truth,

except those that are specifically admitted herein and put the Plaintiff /

Petitioner strict proof of the same.

b)The property as mentioned in the above suit schedule,

originally belonged to defendant's father in law D. Natarajan, who purchased

through the registered Sale Deed dated 27.4.1967 in Document No: 1062 of

1967 and constructed a house building thereon.

c). The Defendant's father in law D. Natarajan was died intestate

on 29.03.2010, left behind him, his two sons 1) The defendant's husband, 2)

N. Jaishankar and 3) S. Manjula (1 Respondent), as surviving legal heirs.

d). The Defendant's husband N. Gunasekaran, was also died

intestate on 02.11.2009, left behind the defendant as his surviving legal heirs.

During the life time of defendant's deceased father in law D. Natarajan

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

expressed his desire to them the said schedule mentioned properties) should

be inherited in equal share among the legal heirs and also the defendant's

deceased husband N. Gunasekaran, also expressed during his life time that

the schedule mentioned property in the Original Petition should be inherited

equally, by the legal heirs of his father late. D. Natarajan.

e). Neither defendant's father in law nor defendant's husband has

executed any Will in respect of the petition schedule properties during their

life time. The Will which has been produced before this Hon'ble Court to the

support of the above case was fictitious and the same was created for the

purpose of the above case and put the Plaintiff strict proof of the same. After

respective demise of defendant's father in law & defendant's husband, the

plaintiff and defendant are jointly enjoying the schedule properties without

any partition. The Defendant respectfully submits that after demise of my

father in law, The Defendant have approached the Plaintiff above named for

amicable partition over the schedule properties. The Plaintiff informed

defendant that the schedule property/ies will be divided into three shares

soon and The Defendant felt the same is justifiable and hence the defendant

has not filed any claim claiming partition till now.

f). After demise of defendant's husband on 02.11.2009. the

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

defendant has approached the Plaintiff and requested for amicable partition,

but the Plaintiff protracted for amicable partition by telling lame excuses on

the other hand the Plaintiff continued to enjoy the entire rental income, even

after demise of defendant's husband. After respective demise of defendant's

father in law & defendant's husband, the Plaintiff above named have not

shown and disclosed about the alleged Will either to defendant or any of her

relatives. The alleged Will dated 30.04.2007 is forged & fabricated by the

Plaintiff, with an ulterior motive to grab the entire property/ies without

allotting the Defendant's due share. The above Will was drafted and would

have been prepared by the Plaintiff or upon his instructions and also

registered without free will or consent of plaintiff's father in law, therefore

the above Will cannot be acted upon. Hence, the Testamentary Original Suit

is not maintainable either in law nor on facts and the same is liable to be

dismissed in limini with exemplary cost.

5. On the pleadings of the parties and hearing the learned

counsel appearing for both sides, the following issues were framed for

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

determination:-

(1) “Whether the last Will dated 30.04.2007 executed by the

Testator, D. Natarajan, is genuine and executed without any

coercion?”

(2) “To what relief the parties are entitled to?”

6.On the side of the Plaintiff, Ex.P1 to Ex.P8 were marked and

PW.1 and P.W.2 were examined. On the side of the Defendant, no

Documents were marked and DW.1 was examined.

7.This Court heard the submissions of the learned counsel on

either side and perused the material available on record.

8.The learned counsel for the plaintiff would submit that the

father of the plaintiff is the owner of the suit schedule property and he has

bequeathed the property in sound and good state of mind in favour of the

Plaintiff by way of the Will dated 30.04.2007 in the presence of two

Witnesses which is marked as Ex.P1.

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

9.It has been further submitted by the learned counsel for the

plaintiff that both attesting witnesses are died. As both the attesting witnesses

were not available and their legal heirs also not able to be found, a third

party, namely V.Kuppusamy, was examined as P.W2 to prove the Will. In

support of his argument, he is also relying on the citations reported in "Air

2019 Punjab and Haryana 9 and Air 2015 Kerala 250. regarding the

examination of a third party, in absence of the attesting witnesses. Hence, he

seeks the relief as prayed therein.

11.The learned counsel for the defendant would submit that the

plaintiff and defendant are jointly enjoying the schedule properties without

any partition. After respective demise of defendant's father in law &

defendant's husband, the Plaintiff has not shown and disclosed about the

alleged Will either to defendant or any of her relatives. The alleged Will

dated 30.04.2007 is forged & fabricated by the Plaintiff, with an ulterior

motive to grab the entire property/ies without allotting the Defendant's due

share. Therefore the said Will cannot be acted upon. Hence, the

Testamentary Original Suit is not maintainable and the same is liable to be

dismissed with exemplary cost.

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

12. On a perusal of the records, it is seen in the plaint and proof

affidavit and also cross examination of P.W1, that the plaintiff has not

whispered anything about the attesting witnesses who have signed in the

Ex.P1-Will dated 30.04.2007 namely Nagoor and Niamathullah either they

are alive or not. Further, in the cross examination, while the P.W.1 has stated

as follows:

Q.No.24: Do you know the name of attesting Witnesses of Ex.P1 Will? A: Kuppusamy and Shakthivel, Q.Nos.63 and 64, he has averred contra evidence as follows:

Q.No.63: Who has attested the Will?

A: Nagoor and Niamathullah Q.No.64: Do you know the above said attesting witnesses? A: I do now know.

In view of the above, it is clear that the plaintiff did not know about the

Attesting Witnesses. Further, he has not taken any steps to bring the

Attesting Witnesses in the Witness Box to prove the signature of the

Testator.

12. In the proof affidavit filed by the P.W.2, he has deposed that

he is The father in law of the plaintiff and stated that he knew Late

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

D.Natarajan who executed the Will dated 30.04.2007 in which two persons

namely, Nagoor and Nihamathulla were witnesses. Further, he deposed that

if both witnesses died and their legal heirs are not able to be found, the

plaintiff requested P.W2 to identify the signature of Late. D.Natarajan.

Finally, he deposed that the signature found in the Will is that of Late D.

Natarajan and the signature found in the witness column in the will are that

of both the witnesses.

13. Under such circumstances, if the two witnesses are said to have

died, death certificate of the two attesting witnesses have not been filed and

what are all the steps have been taken to bring the legal heirs of both the

Attesting Witnesses is not clarified.

14.In view of the above, the plaintiff has failed to prove the Will

dated 30.04.2007 by producing oral and documentary evidence in the manner

known to law. Therefore, the Issue Nos.1 and 2 are answered against the

plaintiff and so, he is not entitled to any other relief.

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

15.In the result, the Testamentary Original Suit is dismissed. No Costs.

23.10.2024

Index:Yes/No Web:Yes/No Speaking/Non Speaking

1. List of Witnesses examined on the side of the Plaintiff:-

1. PW.1 – Mr. N. Jaishankar

2. PW.2 - Mr. V. Kuppusamy

2. List of Witnesses examined on the side of the Defendant:-

D.W.1 - Mrs. G. Anbarasi

4. List of Exhibits marked on the side of the Plaintiff:-

1. Ex.P1 is the original Will dated 30.04.2007

2. Ex.P2 is the death certificate of N. Samundeeswari

3. Ex.P3 is he consent affidavit of S. Manjula

4.Ex.P4 is the the affidavit of assets of N.Jainsankar

5.Ex.P5 is the Paper Publication dated 11.11.2017

6.Ex.P6 is the online print out copy of Death Certificate of D.Natarajan (65 B Certificate is submitted)

7.Ex.P7 is the online print out copy of Death Certificate of N.

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

Gunasekaran (65 B Certificate is submitted)

8.Ex.P8 is the certified copy of Legal heirship certificate of D. Natarajan

5. List of Exhibits marked on the side of the Defendant:-

No Exhibits are marked.

23.10.2024

A.A.NAKKIRAN, J.

Lbm

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

Pre-Delivery Judgement in

23.10.2024

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter