Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.V.Ramaraj vs K.V.Selvaraj
2025 Latest Caselaw 1757 Mad

Citation : 2025 Latest Caselaw 1757 Mad
Judgement Date : 20 January, 2025

Madras High Court

K.V.Ramaraj vs K.V.Selvaraj on 20 January, 2025

                                                                                    S.A. No. 588 of 2013

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                  Reserved on 29.11.2024             Pronounced on 20.01.2025


                                                            CORAM

                                    THE HONOURABLE Ms. JUSTICE R.N.MANJULA

                                                      S.A. No. 588 of 2013

                   K.V.Ramaraj                                                        ...Appellant
                                                              Vs.
                   1.K.V.Selvaraj
                   2.V.Jayaraj
                   3.V.Durairaj
                   4.V.Senthilkumar
                   5.C.Vasantha
                   6.C.S.Manikandababu
                   7.S.G.Kavitha                                                    ... Respondents


                   PRAYER: Second Appeal is filed under section 100 of the Code of Civil
                   Procedure, 1908, to set aside the judgment and decree dated 06.11.2012 made
                   in A.S. No.29 of 2012 on the file of the I Additional Subordinate Judge,
                   Coimbatore, confirming the judgment and decree dated 23.12.2011 made in
                   O.S. No. 301 of 2004 on the file of the Principal District Munsif, Coimbatore.
                                      For Appellant     :  Mr.P.Valliappan, Senior Counsel
                                                           Assisted by
                                                           Mr.S.M.S.Sriram Narayanan
                                      For Respondents :    Mr.R.Bharath Kumar (RR1, 6 & 7)
                                                        JUDGMENT

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

The appellant is the plaintiff, who has filed the suit for partition

claiming 1/6th share. The trial Court had dismissed the suit and the first appeal

preferred by the plaintiff, also got dismissed. Aggrieved over that, the plaintiff

has preferred the second appeal.

2. The short facts pleaded in the plaint are as under:-

The plaintiff is the son of late Vengadasamy Chettiar, who died

intestate. The defendants 1, 2, 3, 4 and the plaintiff are the sons and the 5 th

defendant is the daughter of the deceased Vengadasamy Chettiar. The

defendant No.6 is the purchaser and the son of the first defendant and in

whose favour the first defendant had executed the sale deed and the 7th

defendant is the purchaser from the sixth defendant.

2.2 The suit property belongs to late Vengadasamy Chettiar by virtue of a

sale deed dated 05.07.1968. He constructed two storied RCC building and at

the back portion he constructed a house. On 15.03.2000 the Vengadasamy

Chettiar executed two sale deeds in favour of the first and fourth defendants

and sold the house portion to the first defendant and the vacant site to the

fourth defendant. The suit property still remains undivided and it is being

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

enjoyed by the plaintiff and the defendants jointly.

2.3. On 02.07.2001 Vengadasamy Chettiar died leaving behind his children,

wife along with his mother Venkittammal. After the death of the

Vengadasamy Chettiar his (mother)wife Venkittammal was collecting rents

from the suit property. She also died on 02.05.2010. After her demise, the first

defendant unlawfully collected the rents by himself from the month of April

2001. A panchayat was held in the presence of the village elders and relatives

at KR.Krishnamurthy House at Kavanai. In the said panchayat, a compromise

was arrived but the first defendant did not accept the compromise.

2.4. The plaintiff and the defendants are living separately due to some

misunderstanding between themselves. Hence, the plaintiff demanded for

partition by issuing legal notice on 08.10.2003 by claiming 1/6th share. But the

first defendant has sent a reply notice with false allegations that Vengadasamy

Chettiar had executed a Will in his favour.

2.5. In view of the false claim made by the first defendant, the plaintiff has

filed a suit for partition by claiming 1/6th share to him. As the defendant sold

his property to the sixth defendant when the suit was pending and the sixth

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

defendant in his turn had sold the property to the 7th defendant and those sale

deeds are invalid. The defendants 6 and 7 have also been added as parties to

the suit.

3. The short facts pleaded in the written statement are as under:-

Sri Vengadasamy Chettiar during his life time had executed a Will on

20.05.2000 in respect of the suit property and bequeathed the same in favour

of the first defendant. Subsequent to the death of Vengadasamy Chettiar the

Will came into effect and the revenue records also got mutated in the name of

the first defendant and thereafter, the first defendant sold the suit property to

the sixth defendant and the 6th defendant in turn sold the suit property to the

seventh defendant.

3.2 The suit has been filed with false allegations. As the suit properties is

the self acquired property of Vengadasamy Chettiar and he had also executed

Will in favour of the first defendant, the plaintiff is not entitled to the relief as

prayed for. The first defendant also filed O.S. No. 578 of 2008 for partition

claiming 1/6th share before the I Additional District Munsif Court,

Coimbatore.

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

3.3 The plaintiff in this suit is the fourth defendant in that suit. The suit is

for partial partition and it is not maintainable. The sixth and seventh

defendants have also filed written statement on the same line in which the first

defendant had taken his defense.

4. During the course of trial, on the side of the plaintiff, three witnesses

were examined as PW1 to PW3 and Exhibits A1 and A22 were marked and on

the side of the defendants, four witnesses were examined as DW1 to DW4 and

Exhibits B1 to B23 were marked.

5. At the conclusion of the trial and after considering the materials

available on record, the suit was dismissed. The first appeal preferred by the

plaintiffs challenging the said judgment was dismissed by confirming the

judgment of the trial Court. Hence, the plaintiff has preferred the second

appeal. The substantial question of law that arises in this Second Appeal is as

follows:

(i) Whether in law the Courts below are right in concluding that

Ex.B1-Will is genuine when there are many suspicious circumstances

surrounding the Will and the non-production of notary's register are

patent on record and in contrary to the proof of Will under Section

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

63(c) of the Succession Act ?

6. The learned counsel for the appellant submitted that the first defendant

claims his right only on the basis of the Will and if the Will proves to be false

and not genuine then the plaintiff would get his share as claimed. The Will has

got suspicious circumstances as it does not have any signature on the first and

second pages and there is only one signature on the third page. In the schedule

of the property there is an interleniation and that also s doubts. The material

part of the Will has been stated only in first and second pages and there is no

signature of the executant in those pages.

6.1. D.W.1 has given self contradictory evidence with regard to the

knowledge of the Will and at one point of his cross-examination he has stated

that even the plaintiff is aware of the Will and at some other point he has

stated that he came to know about the Will subsequent to his father's death.

The Will itself states that the Will has been handed over to D.W.1 and the

contradiction in the evidence of D.W.1 would show that the Will is false.

6.2. DW1 has stated that he came to know about the Will on 16th day

ceremony of his father and that the Will has been handed over to him by one

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

Venugopal. Despite the Sub-Registrar's Office is just four kilometer from the

residence of the executant, it is unbelievable that he had travelled 11 kms to

the office of the Notary Public. In Ex.P10 - reply notice sent by the first

defendant he had stated the date of the Will. Since the Will is unregistered

one, absence of date on the Will assumes more relevance. No reason has been

stated in the Will to bequeath the property only in favour of the first defendant

by excluding all other legal heirs. Notary register has not been produced to

show that the executant had affixed his signature in the register.

6.3. D.W.3 has stated that the page number and Serial Number of the Notary

Register ought to have been entered in the seal affixed on Ex.B1 Will, but the

attestation does not have such details. In the property details there were some

corrections, but the executant did not attest the same.

6.4. The contradictions in the Notary's evidence would only show that the

Will has not been executed in the presence of the Notary. The first appellate

court had not properly appreciated the suspicious circumstances surrounding

the Will.

7. The learned counsel for the respondent submitted that in Ex.B1 Will,

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

the executant had stated that the first defendant alone is taking care of his

wife. As the first defendant was very affectionate towards his parents, the

father had executed the Will in his favour. The suit property is adjacent to the

property which was sold by the the father in favour of the first defendant. Suit

property being the adjacent property has been bequeathed to him for his

convenient enjoyment. The evidence of D.W.2 is sufficient to meet out the

requirements of Section 63(c) of the Indian Succession Act and Section 68 of

the Indian Evidence Act. D.W.2's evidence is very cogent and convincing.

Since the Will was executed on Saturday it could not be registered. The Courts

below got convinced about the genuineness of the Will Ex.B1 executed in

favour of the first defendant and on that score dismissed the suits for partition

claimed by the plaintiff.

8. The plaintiff and the defendants are the children of one

K.V.Vengadasamy Chettiar and V.Venkittammal, who died on 28.01.2001

and 12.05.2001 respectively. The fact that the suit property including the other

properties are the self-acquired properties of the plaintiff's father,

K.V.Vengadasamy Chettiar is not denied. While the plaintiff claims himself as

one of the legal heirs of his parents and he is entitled to 1/6th share in the suit

property, the first defendant claims that his father has executed a Will and

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

bequeathed the property in his favour and hence, the other siblings do not have

any right over the same. The defendants 2 to 5 did not dispute the execution of

the Will in favour of the first defendant and they did not prefer to file any suit

against the first defendant. Subsequent to the death of his father,

K.V.Vengadasamy Chettiar, the first defendant had sold the suit property in

favour of the 6th defendant and the 6th defendant in turn had sold the property

in favour of the 7th defendant on 26.04.2005 and the 7th defendant is said to be

in enjoyment of the same.

9. The appellant claims that there are doubtful circumstances surroundings

the Will dated 20.05.2000 (Ex.B1), and the same has not been properly

appreciated by the Courts below. Some of the suspicious circumstances

alleged by the plaintiff are enlisted below:-

(i) When the portion attached to the suit property have been sold by

Vengadasamy Chettiar in favour of the defendants 1 and 4 through a

registered sale Deed dated 14.03.2000, there is no necessity for him to

execute a Will in respect of three shops alone in favour of the first

defendant.

(ii) There is no reason to disinherit the other legal heirs of Vengadasamy

Chettiar.

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

(iii) The Sub-Registrar Office is just nearby to the residence of the

Vengadasamy Chettiar. Hence, it is unbelievable that the testator had

travelled to Coimbatore, which is beyond 11 k.m. To meet the

Advocate's.

(iv) From the evidence of the attesting witness about the fact that he is not

known whether the testator of the Will was hale and healthy and he had

understood the contents of the Will.

(v) The testator had not signed in each and every page of the Will and his

signature is found only in the last page.

(vi) In the recitals of the Will, it is stated that the testator had handed over

the Will to the first defendant, but DW2-attesting witness has stated that

the Will has been handed over to him and he only had given the Will to

the first defendant after the demise of the said Vengadasamy Chettiar.

(vii) The corrections made in the Will has not been attested by the

Vengadasamy Chettiar.

(viii) In the seal of the Notary Public, Mr.Karikalan, affixed on the Will, the

essential details are missing.

10. Since the first defendant claims right over the suit property in pursuant

to the Will dated 20.05.2000 (Ex.B1), the burden is on the first defendant to

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

prove the genuineness of the same. He examined himself as DW1 and one of

the attesting witness of the Will as DW2 and the Advocate, who prepared the

Will as DW3.

11. The suit property is consisting of three shops situated in a portion out of

the total extent of 10 cents. After purchasing 10 cents on 05.07.1968 the

owner Vengadasamy Chettiar had put up certain constructions like houses and

shops on a portion of the property. The remaining vacant site would be nearly

5 ½ cents. The vacant site and the two houses built in the 10 cents have

already been sold to the defendants 1 and 4 on 15.03.2000 through a sale deed.

Only for the rest of the constructions, viz., three shops in the suit property, the

Will has been executed.

12. As per the recitals of the Will, the testator had chosen only the first

defendant to acquire the three shops constructed in the suit property. The

testator has stated in the Will that it is the first defendant, who was

maintaining both the Testator and his wife. The Testator has also imposed a

duty on the beneficiary to maintain his wife from and out of the rental income

derived from the said shops and only after the death of the wife of the testator,

the first defendant would get the property. The testator died on 28.01.2001 and

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

his wife died on 12.05.2001.

13. Though disinheritance of other legal heirs can also be a ground for

raising a suspicion that alone cannot defeat the genuineness of the Will. The

testator has given a special reason as to why he preferred the first defendant by

excluding his other children. There are recitals to the effect that the testator

had preferred the first defendant, because he had been maintaining himself and

his wife by attending their needs, including medical expenses. As the said

Vengadasamy Chettiar and his wife Venkittammal were living along with the

first defendant during the last phase of their life, it is quite possible to have

some special consideration for the first defendant.

14. In the judgment cited by the learned counsel for the appellant reported

in 2011 (5) CTC 262 in the case in G.Lalitha -vs- G.Ponnurangam and

Others, it is held that excluding one legal heir can be a suspicious

circumstance only if sufficient reasons were not given by the testator. In the

instant case, the testator had stated specific reasons as to why he had preferred

to bequeath the suit property to the first defendant, by excluding the other

sharers.

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

15. As per section 68 of the Indian Evidence Act, the first defendant has got

a paramount duty to prove the Will by examining atleast one attestator of the

Will. In compliance of the same, DW2 was examined on the side of the first

defendant. DW2 has stated in his evidence that the testator had taken him and

the other attesting witness to an advocate's who is also a notary and showed

the Will to that advocate; the advocate read the Will loudly; after that

Vengadasamy Chettiar asked the advocate to carry out one small correction

and after the corrections were carried out he affixed his signature on the Will.

He has stated that himself and the other attesting witness Ganesan had seen

Vengadasmy Chettiar signing Will and thereafter, he had attested the Will.

16. It is claimed by the appellant that for the small corrections made in the

Will, Vengadasamy Chettiar did not affix his signature. It is the Advocate,

who had carried over the corrections at the instruction of the testator and he

affixed his signature as a Notary.

17. As a missing detail was included in the property details by DW3, at the

instructions of said Vengadsamy Chettiar, it is seen to have written in pen.

The whole of the Will is printed and the interlineation alone is made in ink.

Even though the testator had not attested the above corrections, DW3 who had

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

carried out the corrections had affixed his initials. Further, he had also affixed

his Notary seal along with his signature on the Will. DW3 has stated that he

has seen that the Vengadasamy Chettiar signing the Will in his presence. Both

the attesting witness and the notary advocate who had signed the Will have

stated in their evidence that they had seen for seeing the testator signing the

Will.

18. The evidence of DW2 and DW3 would only show that every effort was

taken to make the testator to know about the contents of the Will. Only after

understanding the contents, the testator had affixed his signature. So the

arguments of the learned counsel for the appellant that there is no proof that

the testator had affixed his signature after understanding does not hold water.

19. The learned counsel for the respondents had cited the judgment of the

Supreme Court held in Meena Pradhan and Others -vs- Kamla Pradhan and

Another reported in (2023) 9 SCC 734, wherein it is held that if relevant

materials have been produced to show that the Will has been executed in the

presence of the witnesses by the testator in a sound and disposing state of

mind, there is no need to doubt its genuineness. The relevant part of the above

judgment is given as under:-

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

“11. In short, apart from statutory compliance, broadly it has

to be proved that : (a) the testator signed the will out of his own

free will, (b) at the time of execution he had a sound state of

mind, (c) he was aware of the nature and effect thereof and (d)

the will was not executed under any suspicious circumstances.

12. Coming to the facts of the case, a careful perusal of the

relevant material on record and applying the provisions and

the case laws it is evident that the will was duly executed by the

testator in the presence of witnesses out of his free will in a

sound disposing state of mind and the same stands proven

through the testimony of one of the attesting witnesses, namely,

Suraj Bahadur Limboo who was examined as PW 2 by the civil

court. This witness categorically states that the testator

executed the will in question and, both he and the testator

signed the will in the presence of each other.

13. As far as allegations made by the defendants are

concerned, we are of the opinion that there is no evidence on

record to conclude that the deceased was not in a fit or stable

mental condition at the time of execution of a will, or that a will

was executed under suspicious circumstances, or the presence

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

of any element of undue influence.

14. Thus, in the case at hand, we are of the opinion that both

the courts below have rightly noted that the relevant provisions

were complied with, and given the well-reasoned order

upholding the validity of the will, the same does not warrant

interference of this Court.”

20. The manner in which the testator had participated in executing the Will

by the witnesses would show that the testator was hale and healthy at the time

when he had executed the Will and that he had understood the contents of the

Will. When the propounder could establish the said fact, the burden would

shift upon the party who denied the sound and disposing mind of the testator.

The evidence adduced on the side of the plaintiff did not disclose that the

testator was not in a sound disposing state of mind at the time he executed the

Will. In other words, the plaintiff has not proved the contrary to show that the

testator was not in a sound and disposing state of mind at the time when the

Will was executed.

21. In Niranjan Umesh Chandra Joshi -vs- Mridula Jyoti Rao reported in

2007 (2) CTC 172 (SC) the Supreme Court has culled out the following

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

circumstances as circumstances:-

“33. The burden of proof that the Will has been validly

executed and is a genuine document is on the propounder. The

propounder is also required to prove that the testator has

signed the will and that he had put his signature out of his own

free will having a sound disposition of mind and understood the

nature and effect thereof. If sufficient evidence in this behalf is

brought on record, the onus of the propounder may be held to

have been discharged. But, the onus would be on the applicant

to remove the suspicion by leading sufficient and cogent

evidence if there exists any. In the case of proof of will, a

signature of a testator alone would not prove the execution

thereof, if his mind may appear to be very feeble and

debilitated. However, if a defence of fraud, coercion or undue

influence is raised, the burden would be on the caveator.

(See Madhukar D. Shende v. Tarabai Aba Shedage [(2002) 2

SCC 85] and Sridevi v. Jayaraja Shetty [(2005) 2 SCC 784] .)

Subject to above, proof of a will does not ordinarily differ from

that of proving any other document. ”

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

22. Insofar as the sound disposing state of mind of the testator is concerned,

the first defendant has proved the same beyond any doubt. As stated already

the plaintiff has not produced any contrary evidence to disprove the soundness

of mind of the testator at the time when he executed the Will. As the testator

thought it fit to bequeath the suit property in favour of his son (the first

defendant), who had maintained himself and his wife, during the 15 last days,

there is no unfairness appears to be present in the disposition.

23. It is quite natural on the parents to prefer any of the children who take

care of them during their last days. In the instant case, it is the first defendant

and hence, his father has chosen him as a person to inherit the portion of his

property, which is the suit property. The propounder, viz.,the first defendant,

did not play any role in getting the Will executed and that circumstance is not

present in the instant case.

24. Just because the predominant portion attached to the suit property have

been sold by the testator in favour of the defendants 1 and 4, the genuineness

of the Will cannot be suspected. It is at the option of the testator either to

register the Will in the Sub-Registrar Office or get it verified by an Advocate.

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

The circumstances would show that the testator had preferred to travel to the

Advocate's office along with the attesting witnesses in order to get clarified

whether the contents of the Will were correct. DW3 who deposed evidence

had stated that the testator had brought the Will and asked him to verify

whether the contents were correct. In fact, DW3 has read out the Will to the

testator and made him to understand its contents and then the testator got

satisfied and asked him to make a tiny correction.

25. In fact, the Will is seen to have got executed on a day falling on

Saturday and probably it could also be the reason why the testator went to the

Advocate's office without opting to go to the Sub-Registrar Office for

registering it. Normally, the registered Will is safer than an unregistered Will.

But non-registration alone cannot be the reason to suspect the genuineness of

the Will, when the other circumstances surroundings the Will do not create

any doubt about its genuineness. So the testator's option to choose to go to the

Advocate's office though it is at a longer distance cannot be considered as the

ground to dispel the genuineness of the Will.

26. The evidence on record would show that the requirement of Section

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

63(c) of the Indian Succession Act has been complied. The witnesses have

already spoken in their evidence that they have seen the testator had signed the

Will. No doubt the proof of the Will has to pass the tests under Section 68 of

the Indian Evidence Act and Section 63 (c) of the Indian Succession Act. But

the proof cannot be expected to be of mathematical certainty. The Hon'ble

Supreme Court has held the above position in the case H.Venkatachala

Iyengar -vs- B.N.Thimmajamma reported in AIR 1959 SC 443.

27. The other suspicious circumstances raised by the learned counsel for the

appellant is that the testator has not signed each of the page of the Will and he

had signed only at the last page of the Will. This position has already been

well settled in many decisions rendered. In this regard, it is worthwhile to

make a reference of the judgment of the Hon'ble Division Bench of this Court

held in Ammu Balachandran -vs- U.T.Joseph(died) and Ors reported in AIR

1996 Madras 442 on this aspect. In the said judgment, it is held that the Will

is only a declaration of the last Will of the testator; once the signature is

affixed, on the last page itself would be sufficient. The relevant part of the

judgment under para 49 is extracted hereunder:-

49. The third suspicious circumstance alleged by the appellant

is that there is unnatural bequest provided in Ex. P-1. In this

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

connection, it is better to look into the law reported in AIR 1962

Andh Pra 180 (sic), where a Division Bench of that High Court,

following the earlier decisions, has held thus:—

“As to the second rule formulated by Baron Parke, it has

been pointed out by Lindley and Davy L. JJ.

in Tyrrell v. Painton, 1894 p. 151 that it is not confined

merely to a case in which a Will is prepared by or on

instructions of the person taking large benefits under it,

but, extends to all cases in which circumtances exist

which excite the suspicion of the Court. The principle of

the decision in 1894, p. 151 has been consistently upheld

in several cases by the Privy Council (vide Sarat Kumari

Bibi v. Sakhi Chand, 56 Mad LJ 180 : (AIR 1929 PC 45)

and Vellaswamy Servai v. Sivaraman Servai, 58 Mad LJ

114 : (AIR 1930 PC 24)). The suspicion referred to in the

decision of 1894, p. 151 must be, as pointed out by

Jenkins, C.J”. and Woodroffee, J. in Jarat Kumari

Dassi v. Bissessur Dutt, (1912) ILR 39 Cal 245.

“one inherent in the transaction itself, and not the

doubt that may arise from a conflict or testimony

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

which becomes apparent on an investigation of the

transaction.”

What these suspicious circumstances are, cannot be defined

precisely, or enumerated exhaustively. They must depend

necessarily upon the facts of each case. Though a propounder

has the obligation to prove the Will in accordance with law and

remove all well grounded suspicions, the quantum of proof that

can be expected cannot conform to scientific exactitude or

mathematical precision. The standard of proof can only be one

that will satisfy a normal prudent person.

It may, however, be observed that when a question arises as to

whether the Will is genuine or a forgery, normally the fact that

nothing can be said against the reasonable nature of the

provisions will be a strong and material element in favour of

the probability of the Will (vide Bamasundari Debi v. Tara

Sundari Debi, (1892) ILR 19 Cal 65 (PC)). In Mt. Jagrani

Koer v. Durga Parshad, ILR 36 All 93 at p. 98: (AIR 1914 All

72) (PC). Lord Shaw observed as follows:—

“In the case of a Will reasonable, natural and proper in

its terms, it is not in accordance with sound rules of

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

construction to apply to it those canons which demand a

rigorous scrutiny of documents of which the opposite can

be said, namely, that they are unnatural, unreasonable,

or tinged with impropriety.”

These principles long established by the wisdom of the Judges

of the Highest Courts are not valued only for general guidance,

for ultimately, whether a Will has been really executed by the

testator in a sound and disposing state of mind is purely a

question of fact which will have to be decided in each case on

the circumstances disclosed and on the nature and quality of

the evidence adduced.”

28. In fact, the above judgment makes out the distinction between the

standards adopted in the English Law and Indian Succession Act. In English

Law, no Will can be valid unless it was signed at the foot or end of the Will.

Insofar as the Indian Succession Law is concerned, the signature need not be

at the end of the Will. When the Will is executed in a vernacular language, it

is usual to put the signature on the top of the Will and that would also make

the Will valid. So the above point that the testator did not sign at each of the

pages alone cannot be considered as doubtful circumstance to discredit the

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

genuineness of the Will.

29. The next point that was argued on behalf of the appellant is that the

recitals of the Will would show that the testator had handed over the Will to

the first defendant. But the first defendant who was examined as PW2 has

stated that the Will was given to him only after the death of the testator. Just

because the testator has handed over the Will to DW2 instead of the first

defendant contrary to the recitals, the genuineness of the Will cannot be

suspected. The testator could have changed his mind and handed over the Will

to one of the attestators of the DW1. So, that cannot be the reason for

suspecting the genuineness of the Will.

30. Insofar as the role played by the DW3 is concerned, he has signed as a

person who prepared the Will. Even though the testator has brought the Will

by preparing DW3 had approved its correctness and affixed his signature with

seal. DW3's evidence has to be read along with the other evidence on record.

The lack of details in the Notary seal affixed by DW3 can be of no

consequence and that cannot be considered as a only circumstance on which

the genuineness of the Will should be suspected.

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

31. DW1 has been examined as one of the attesting witness in compliance

of Section 68 of the Indian Evidence Act and the attesting witness has also

deposed evidence that he has seen the testator signing the Will in his presence

and that would show that the Will has been executed in terms of the Section

63(c) of the Indian Succession Act.

32. The holistic reading of the evidence available on record would only satisfy

a prudent mind that the Will came to be in existence only at the instance of the

testator and there is no fraud proved to have been played. Hence, no suspicion

can be attached to the same. As the Courts below had rightly appreciated the

merits of the matter and had chosen to dismiss the suit filed by the appellant.

As the First Appellate Court had also applied its mind while appreciating the

correctness of the judgment of the trial Court and confirmed the same, I find

no reason for interference.

33. As the Courts below have done the rightful exercise and only thereafter

they had chosen not to grant the relief as sought by the plaintiff, I find the

substantial question of law against the appellant.

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

34. In view of the above stated reasons, the second appeal stands dismissed

by confirming the judgment and decree dated 06.11.2012 made in A.S. No.29

of 2012 on the file of the I Additional Subordinate Judge, Coimbatore.

Consequently, connected Miscellaneous Petition is closed. No costs.

                   Index : Yes/No                                                         20.01.2025
                   Speaking order : Yes/No
                   NCC : Yes/No

                   Maya





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





                                                        R.N.MANJULA, J.

                                                                         Maya
                   To

                   1. I Additional Subordinate Judge,
                      Coimbatore.

                   2. The Principal District Munsif,
                      Coimbatore.

                   3. The Section Officer,
                      V.R. Section,
                      High Court, Madras.









                                                                  20.01.2025




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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter