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

Tilottama Jena & Others vs Sandhyarani Brahma & Others ... Opp. ...
2025 Latest Caselaw 6473 Ori

Citation : 2025 Latest Caselaw 6473 Ori
Judgement Date : 26 August, 2025

Orissa High Court

Tilottama Jena & Others vs Sandhyarani Brahma & Others ... Opp. ... on 26 August, 2025

              ORISSA HIGH COURT : CUTTACK




                      C.M.P. No.101 of 2018



 An application under Article 227 of the Constitution of India.



                              ***

Tilottama Jena & Others ... Petitioners.

-VERSUS-

Sandhyarani Brahma & Others ... Opp. Parties.

Counsel appeared for the parties:

For the Petitioners : Mr. S. Kar, Advocate.

On behalf of Mr. A.R. Dash. Adv.

For the Opp. Parties : Mr. R.C. Rath, Advocate.

(For the Opp. Party No.5)

P R E S E N T:

HONOURABLE MR. JUSTICE ANANDA CHANDRA BEHERA

Dates of Hearing : 15.07.2025 :: Date of Judgment : 26.08.2025

J UDGMENT

ANANDA CHANDRA BEHERA, J.--

1. This CMP under Article 227 of the Constitution of India,

1950 has been filed by the petitioners praying for quashing

(setting aside) the impugned order dated 02.01.2018

(Annexure-6) passed in the suit vide O.S. No.2 of 2016 by the

learned Civil Judge, (Sr. Division), Banki.

2. The factual backgrounds of this CMP, which prompted

the petitioners for filing of the same is that, a Test Case was

filed by the petitioners under Section 276 of the Indian

Succession Act, 1925 praying for probation of the will

executed by Sebati Dei in their favour impleading the Opp.

Party No.1 to 4 in this CMP as the Opp. Party Nos.1 to 4 in the

said Test Case.

When the Opp. Party Nos.1 to 4 contested that Test

Case, then, as per the provisions of law envisaged in Section

295 of the Indian Succession Act, 1925, the said Test Case

was converted to a suit vide O.S. No.2 of 2016.

3. During the course of hearing of such suit vide O.S. No.2

of 2016, one third party namely, Gangadhar Debata filed a

petition on dated 25.10.2017 under Order 1, Rule 10 of the

CPC, 1908 praying for his impleadment as Opp. Party in that

O.S. No.2 of 2016 stating that, the R.o.R. of the properties

covered under the will dated 13.08.2001, (to which, the

plaintiffs have prayed for probation) was published in the year

1962 in the name of Abhimanyu Brahma and Abhimanyu

Brahma was the owner of the same. Till yet, the R.o.R of the

suit properties covered under the will in question is

continuing in the name of Abhimanyu Brahma. During the life

time of Abhimanyu Brahma, he (Abhimanyu Brahma) had

transferred Ac.0.10 dec. out of Ac.0.40 dec. of plot No.1167

(covered under the will) along with some other properties in

favour of Gangadhar Debata along with his two brothers,

namely, Niranjan Debata and Bidyadhar Debata by executing

and registering a sale deed dated 598 dated 28.02.1977 and

when he (Gangadhar Debata) came to know about the

pendency of the suit vide O.S. No.2 of 2016 for probation of

the will dated 13.08.2001 containing their purchased

properties, then, he (Gangadhar Debata) filed a petition on

dated 25.10.2017 under Order 1, Rule 10 of the CPC, 1908

praying for his impleadment as Opp. Party in that suit vide

O.S. No.2 of 2016 stating him as necessary party having his

interest therein along with his two brothers.

To which, the plaintiffs objected on the ground that, the

petition under Order 1, Rule 10 of the CPC, 1908 filed by the

third-party petitioner (Gangadhar Debata) for his impleadment

as a party in the suit vide O.S. No.2 of 2016 is not

maintainable under law. Because, in a probate proceeding,

authenticity and genuineness of the will in question is to be

determined, but not the title of the properties covered under

the will. For which, the petitioner has no locus standie as per

law for his impleadment as a party in the suit vide O.S. No.2

of 2016. Therefore, his petition dated 25.10.2017 under Order

1, Rule 10 of the CPC, 1908 is liable to be rejected with cost.

4. After hearing from the learned counsels of both the sides,

the learned Trial Court i.e. learned Civil Judge, (Sr. Division),

Banki allowed that petition dated 25.10.2017 under Order 1,

Rule 10 of the CPC filed by the third-party petitioner-

Gangadhar Debata as per Order dated 02.01.2018 assigning

the reasons that,

"when the third party-petitioner filed one original registered sale deed No.596 dated 28.02.1977, which contains some properties of the will sought to be probated, then, the presence of the third-party petitioner for proper adjudication of the suit is required. Therefore, the petition filed by the third-party petitioner (Gangadhar Debata) under Order 1, Rule 10 of the CPC, 1908 was allowed and direction was given to the plaintiffs to file consolidated cause title adding Shri Gangadhar Debata as party/defendant in the suit vide O.S. No.2 of 2016."

5. On being aggrieved with the said order dated 02.01.2018

passed in O.S. No.2 of 2016 by the learned Civil Judge, (Sr.

Division), Banki, the plaintiffs in O.S. No.2 of 2016 challenged

the same by filing this CMP under Article 227 of the

Constitution of India, 1950 praying for quashing the said

impugned order dated 02.01.2018.

6. I have already heard only from the learned counsel for

the petitioner and the learned counsel for the Opp. Party No.5

(Gangadhar Debata), as the other Opp. Parties did not

participate in the hearing of this CMP.

7. In order to assail/quash the impugned order, the learned

counsel for the petitioners (plaintiffs) relied upon the following

decisions:

i. Krishna Kumar Birla Vs. Rajendra Singh Lodha & Others reported in (2008) 4 SCC 300.

ii. Pasupati Nath Das (dead) Vs. Chanchal Kumar Das (dead) by legal representatives & Others reported in (2018) 18 SCC 547.

8. Basing upon the petition dated 25.10.2017 under Order

1, Rule 10 of the CPC, 1908 of the third-party petitioner (Opp.

Party No.5 of this CMP), objection against the same filed by

the plaintiffs in the suit vide O.S. No.2 of 2016, observations

made by the learned Civil Judge, (Sr. Division), Banki in the

impugned order dated 02.01.2018 and the rival submissions

of the learned counsels of both the sides, the crux of this CMP

is that,

Whether in the contested probate proceedings

converted to a suit vide O.S. No.2 of 2016, the third-party

Gangadhar Debata can be impleaded as a party under

Order 1, Rule 10 of the CPC, 1908 on the ground of a

purchaser of some properties covered under the Will in

question sought to be probated as a purchaser of the

same prior to the execution of the Will in question?

9. It has already been clarified by the Apex Court in the

ratio of the decision between Krishna Kumar Birla Vs.

Rajendra Singh Lodha & Others reported in (2008) 4 SCC

300 (decided on 31.03.2008), that,

"a person, who question title of the testator, he/she is not entitled to lodge caveat and oppose probate. Because, the jurisdiction of probate Court is limited being confined only to consider the genuineness of the Will. Probate Court while granting probate is not to decide the dispute with regard to title. A separate suit is maintainable therefore. In case, probate is granted, then, remedy is in terms of Section 263 of Succession Act, 1925. Everybody cannot lodge caveat. Caveator must have some interest in the estate of testator. A person, who claims any interest adverse to the testator cannot maintain an application before the Probate Court."

10. In a case between Smt. Aparna Dhirsingh Vs. Sri

Pravakar Satpathy & Another in Writ Petition (Civil)

No.28409 of 2011 (Orissa) decided on 08.05.2012 that,

"a purchaser of the property belonging to the deceased testator should not be impleaded as a party in the probate proceeding."

11. When it has been clarified in the ratio of the aforesaid

decisions of the Apex Court and Hon'ble Court that, a

purchaser to the property covered under the Will sought to be

probated, should not be impleaded as a party in the probate

proceeding, but, the said views have been differentiated in the

subsequent decision of the Apex Court and the said decision

is,

In a case between G. Gopal Vs. C.Baskar reported in 2009 (1)

Civil Court Cases 784 (SC) (decided on 03.09.2008) that, if a

person who has even a slight interest in the estate of the testator

is entitled to file caveat and contest the grant of probate of the

Will of the testator.

12. It has been envisaged in Section 283 (1)(c) & (2) of the

Indian Succession Act that,

In a probate proceeding, the Court is required to issue

citation calling upon all persons claiming to have any interest

in the estate of the deceased to come and see the proceedings

before the grant of probate or letters of administration and

such citation shall be fixed up in some conspicuous part of

the court-house, and also in the office of the Collector of the

district and otherwise published or made known in such

manner as the Judge or District Delegate issuing the same

may direct.

13. The aforesaid provisions of law envisaged in Section 283

(1)(c) & (2) clarify that,

it is the duty of the Court, in which a probate proceeding is

filed and or pending, to issue general citation as general notice

calling upon the persons to come, see and participate in the

said proceeding, those have any interest in the properties of the

deceased covered under the Will pending for deciding for the

grant of probate or letters of administration.

14. Section 213 of the Indian Succession Act, 1925 provides

that, the rights under the Will by executor or a legatee cannot

be established unless probate or letters of administration are

obtained.

So Section 213 of the Indian Succession Act clearly

creates a bar to the establishment of any right under the Will

by an executor or a legatee unless probate or letters of

administration of the Will have been obtained.

15. On this aspect, the propositions of law has already been

clarified in the ratio of the following decision:

I. In a case between Smt. Aparna Dhir Singh Vs. Debendra Nath Jenamani & Others reported in 2010 (I) OLR 508 that, the Supreme Court has categorically laid down that, Section 213 of the Indian Succession Act clearly creates a bar to the establishment of any right under the Will by an executor or a legatee unless the probate or letters of administration of the Will have been obtained. It is immaterial whether the right under the Will is claimed as a plaintiff or as a defendant; in either case, Section 213 will be a bar to any right being claimed by a person under a Will whether as a plaintiff or as a defendant unless probate or letters of administration of the Will have been obtained.

16. Here in this matter at hand, when it is the case of the

third-party petitioner that, Plot No.1167 is covered under the

Will in question and the R.o.R of that Plot No.1167 stands in

the name of Abhimanyu Brahma since the year, 1962 and the

said R.o.R in the name of Abhimanyu Bramha is continuing

till yet and when he (third-party petitioner Opp. Party No.5 in

this CMP) has prayed for his impleadment in the suit vide O.S.

No.2 of 2016 as a purchaser of the Plot No.1167 on the basis

of the sale deed No.598 dated 28.02.1977, which is much

prior to the execution of Will in question, as the Will in

question has been executed on dated 13.08.2001 and when

Section 283 of the Indian Succession Act provides that, it is

the duty of the Court to invite the persons claiming to have

any interest in the estate of the deceased to come, see and

participate in the probate proceeding and when Section 213 of

the Indian Succession Act provides that, the rights under the

Will by an executor or legatee cannot be established unless

the probate or letters of administration are obtained and when

the Apex Court in the above decision between G. Gopal Vs.

C.Baskar reported in 2009 (1) Civil Court Cases 784 (SC)

has held that, a person who has even a slight interest in the

estate of the testator is entitled to file caveat and contest the

grant of probate of Will and when the petition under Order 1,

Rule 10 of the CPC filed by the third-party petitioner (Opp.

Party No.5 in this CMP) has been allowed by the learned Trial

Court for hearing of the suit in his presence and when the

final decision of the Court in that probate proceeding vide O.S.

No2/2016 shall not prejudice to any of the parties including

the petitioners thereof if the suit is decided impleading the

Opp. Party No.5 of this CMP under Order 1, Rule 10 of the

CPC, 1908 then, at this juncture, the impugned order dated

02.01.2018 passed in O.S. No.2/2016 by the learned Civil

Judge, (Senior Division), Banki allowing the petition under

Order 1,Rule 10 of the CPC of the third-party petitioner

thereof (Opp. Party No.5 in this CMP) for his impleadment as

defendant cannot be held as erroneous.

For which, the question of interfering with the same

through this CMP filed by the petitioners (plaintiffs) does not

arise.

17. In result, this CMP filed by the petitioners (plaintiffs) is

dismissed on contest.

18. As such, the CMP filed by the petitioners (plaintiffs) is

disposed of finally.

(ANANDA CHANDRA BEHERA) JUDGE

High Court of Orissa, Cuttack The 26.08,2025// Rati Ranjan Nayak Sr. Stenographer

Location: High Court of Orissa, Cuttack, India.

 
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