Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Katrapally Satyabhaskar Reddy vs Pakanati Renukamma
2025 Latest Caselaw 1014 Tel

Citation : 2025 Latest Caselaw 1014 Tel
Judgement Date : 10 January, 2025

Telangana High Court

Katrapally Satyabhaskar Reddy vs Pakanati Renukamma on 10 January, 2025

     THE HONOURABLE SMT. JUSTICE M.G. PRIYADARSINI

                              I.A.No.1 of 2024
                                 In/And
                            A.S.No.479 OF 2023
JUDGMENT:

The present Appeal is directed by appellant/defendant

No.2 against the judgment and decree (hereinafter will be

referred as 'impugned judgment') dated 14.07.2023 in

O.S.No.39 of 2022 (Old O.S.No.7 of 2018), on the file of

Principal District and Sessions Judge, Narayanpet (hereinafter

will be referred as 'trial Court'), whereby the suit for partition

was preliminarily decreed.

2. For the sake of convenience, the parties hereinafter are

referred to as they were arrayed before the trial Court.

3. The brief facts of the case are that Plaintiff Nos.1 to 4 filed

the main suit vide O.S.No.7/2018 on the file of II Additional

District Court (FTC) Mahabubnagar against defendant Nos.1 to

3 seeking partition of the suit schedule properties.

Subsequently the case was renumbered as O.S.No.39 of 2022

on the file of learned Principal District and Sessions Judge,

Narayanpet. The contentions of the plaintiffs as can be seen

from the plaint averments in O.S.No.39 of 2022 are as under:

MGP,J

a) Plaintiff Nos.1 to 4 and defendant No.3, who are the

daughters and defendant No.2, who is the son, are the children

of defendant No.1 and deceased Katrapaly Manemma. The

father of defendant No.1 by name Sai Reddy acquired Sl.No.1 to

8 of suit 'A' schedule of properties and after his demise

defendant No.1 succeeded those properties and by that time

plaintiff Nos.1 to 4, defendant Nos.2 and 3 were already born,

as such, they are coparceners of the suit schedule lands. Sl.

No.9 of suit 'A' schedule land and Sl.No.10 of 'B' schedule house

plots were acquired in the name of Katrpally Manemma, who

died intestate leaving behind her, plaintiff Nos.1 to 4 and

defendant Nos.1 to 3 as her lelgal heirs as per Section 15 of

Hindu Succession Act. The plaintiffs and defendants are equal

share holders.

b) All the suit schedule properties are the joint family

properties of the plaintiffs and defendants and they are in joint

possession of the same without any partition by metes and

bounds. Plaintiffs and defendant No.3 are married but their

possession over the suit schedule premises is constructive

possession along with defendant Nos.1 and 2.

c) Defendant No.1 having attained the age of more than 75 MGP,J

years on several occasions was prepared to settle the suit

schedule properties but at the instance of defendant No.2, no

steps were taken for division of suit schedule properties. On

28.12.2017 when the plaintiffs demanded for partition,

defendant Nos.1 and 2 did not agreed to effect partition of the

suit schedule properties, hence, this suit.

4. In reply to the above plaint averments, defendant No.3

failed to contest the suit despite receipt of summons from the

Court and on the other hand, defendant Nos.1 and 2 filed their

joint written statement. The brief averments of written

statement filed by defendant Nos.1 and 2 are as under:

a) Sl. Nos.1 to 4, 6 to 9 of suit 'A' schedule lands and other

landed properties at Jaklair and Katevpally villages of Makthal

Mandal are self acquired properties of defendant No.1 having

purchased the same from B. Buchja Reddy. Hence, defendant

No.1 has got absolute rights and exclusive ownership over the

said properties. Neither plaintiff Nos.1 to 4 nor defendant Nos.2

and 3 have got any share in Sl. Nos.1 to 4, 6 to 9 of suit 'A'

schedule lands. Defendant No.2 dug borewells and installed

electricity motors with his own earnings, as such, the plaintiffs

and defendant No.3 have no right or share in the suit 'C' MGP,J

schedule property.

b) Smt. Katrapally Manemma is the absolute owner of

Sl.No.5 of suit 'A' schedule property and item No.10 of suit 'B'

schedule plot, as such, plaintiff Nos.1 to 4 and defendant Nos.1

to 3 are nothing to do with the said land and house plot. Smt.

Manemma purchased Sl.No.10 of suit 'B' schedule property

through registered sale deed bearing document No.831/2002

dated 26.06.2002 from her father by name V. Venkat Ram

Reddy and joint paternal uncle by name Anantha Reddy.

Similarly, Smt. Manemma purchased Sl. No.5 of suit 'A'

schedule property. Smt. Manemma executed Will Deed in

favour of defendant No.2 in respect of Sl. No.5 of suit 'A'

schedule property and Sl.No.10 of suit 'B' schedule property

and after her demise, both the properties have become exclusive

properties of defendant No.2. Plaintiff Nos.1 to 4 and defendant

No.3, who got married and living at their respective in-laws

places, are not coparceners and they are not in possession of

any of the suit schedule properties.

c) During the life time of defendant No.1, Plaintiff Nos.1 to 4

and defendant Nos.2 and 3 have no right or any claim for share

in Sl. Nos.1 to 4, 6 to 9 of suit 'A' schedule lands. The suit MGP,J

schedule properties are neither ancestral properties nor joint

family properties as alleged by the plaintiffs. The plaintiffs

never approached and demanded for partition on 28.12.2017,

as such there is no cause of action for filing the suit. Thus,

prayed to dismiss the suit.

5. Based on the above pleadings, the trial Court has framed

the following issues:

1. Whether the suit schedule properties are ancestral properties and consequently, whether the plaintiffs are entitled for preliminary decree of partition for their alleged share as prayed for?

2. To what relief?

6. On behalf of plaintiffs, PWs 1 to 3 were examined and got

marked Exs. A1 to A7. On behalf of defendants, DWs 1 to 4

were examined and got marked Exs.B1 to B14. At the instance

of defendant Nos.1 and 2, plaintiff Nos.2 and 4 were examined

as CWs 1 and 2. The trial Court on appreciating the oral and

documentary evidence, has preliminarily decreed the suit by

dividing the suit 'A' to 'C' schedule properties into seven equal

shares by metes and bounds and allot four of such shares in

favour of the plaintiffs and three of such remaining shares in

favour of defendant Nos.1 to 3. Aggrieved by the same, the MGP,J

defendant No.2 filed the present appeal to set aside the

judgment and decree.

7. Heard Sri J. Prabhakar, learned Senior Counsel

representing Smt. Kanumuri Kalyani, learned counsel on record

for the appellant and Sri Ravi Babu, learned counsel for the

respondent and perused the record including the grounds of

Appeal.

8. The contention of the learned counsel for the defendant

No.2 is that though Will Deed under Ex.B2 executed by Smt.

Manemma i.e., mother of plaintiffs in favour of defendant No.2 in

respect of properties stood in her name is proved by examining

the attestors of Will Deed through DWs 3 and 4, whose evidence

is constant and sufficient to prove the Will Deed, the Court below

failed to appreciate the same. It is further contended that

during the life time of K. Narsi Reddy i.e., father of the Appellant,

he executed a Will Deed under Ex.B3 again after the decree,

again the father of the appellant executed another Will Deed

dated 31.07.2023 in favour of the appellant bequeathing the

property fell as per decree or court order. The father of the

appellant died on 20.08.2023 and after the demise of appellant's

father, the defendant No.2 succeeded the property acquired by MGP,J

him.

9. On the other hand, the learned counsel for the plaintiffs

relied upon the following decisions in support of his contentions

with regard to removal of suspicious circumstances involved in

a Will Deed to consider it as a valid document.

a) In Gurdial Kaur and others v. Kartar Kaur and others 1

the Honourable Supreme Court observed that the law is well

settled that if there is suspicious circumstance about the

execution of the will, it is the duty of the person seeking

declaration about the validity of the will to dispel such

suspicious circumstances. If a Will being registered and having

regard to the other circumstances, is accepted to be a genuine,

the mere fact that the Will is a registered will it will not by itself

be sufficient to dispel all suspicions regarding the validity of the

Will where suspicions exist. The broad statement by witness

that he had witnessed the testator admitting execution of the

will was not sufficient to dispel suspicions regarding due

execution and attestation of the will. It was specifically held that

registration of the Will by itself was not sufficient to remove the

suspicion. Where the propounder was unable to dispel the

1 (1998) 4 Supreme Court Cases 384 MGP,J

suspicious circumstances which surrounded the question of

valid execution and attestation of the Will, no letters of

administration in favour of the propounder could be granted.

b) In Mathai Samuel and others v. Eapen Eapen (dead) by

Lrs and others 2 the Honourable Supreme Court observed that

the essential quality of a testamentary disposition is

ambulatoriness of revocability during the executant's life time

and such a document is dependent upon the executant's death

for its vigour and effect.

c) In Smt. Jaswant Kaur v. Smt. Amrit Kaur and others 3

the Honourable Apex Court observed that the true question

which arises for consideration is whether the evidence led by

the propounder of the Will is such as to satisfy the conscience

of the court that the Will was duly executed by the testator and

it is impossible to reach such satisfaction unless the party

which sets up the Will offers a cogent and convincing

explanation of the suspicious circumstances surrounding the

making of the Will.

d) In Murthy and others v. C. Saradambal and others 4 the

2 (2012) 13 Supreme Court Cases 80 3 (1977) 1 Supreme Court Cases 369 4 (2022) 3 Supreme Court Cases 209 MGP,J

Honourable Supreme Court that merely because Will was a

registered one, it would not mean that the statutory

requirements of proving the Will need not be complied with. In

Shivakumar and others v. Sharanabasappa and others 5 the

Honourable Supreme Court observed that mere proof of the

document in accordance with the requirements of Section 68 of

the Evidence Act is not final and conclusive for acceptance of a

document as a Will. It was further observed that when

suspicious circumstances exist and the suspicions have not

been removed, the document in question cannot be accepted as

a Will.

e) In State of Andhra Pradesh through Principal

Secretary and others v. Pratap Karan and others 6 the

Honourable Supreme Court observed that the khasra pahani is

a document of title has been proved beyond doubt.

10. There is absolutely no doubt with regard to the principles

laid down in the above said decisions. However, it is to be

observed that the above principles of law will come into picture

only when the executor of Will Deeds has authority to deal with

the properties, which were included in the Will Deeds. If the

5 (2021) 11 Supreme Court Cases 277 6 (2016) 2 Supreme Court Cases 82 MGP,J

suit schedule properties are self acquired properties of

defendant No.1, then certainly defendant No.1 is at liberty to

execute any deed to transfer the properties standing in his

name in favour of others. But it is the vehement contention of

the plaintiffs that the suit schedule properties are ancestral

properties and Will Deeds cannot be executed in respect of such

properties, which are liable to be partitioned. Thus, the

question that needs to be adjudicated at this juncture is

whether the suit schedule properties are ancestral properties of

plaintiffs & defendants or self acquired properties of defendant

No.1.

11. One of the grounds raised by the defendant No.2 in the

grounds of appeal is that the oral evidence of PWs 1 to 3 and

documentary evidence under Exs.A1 to A7 is not supporting the

contention of the plaintiffs that the suit schedule properties are

ancestral properties. It is further pleaded that the documents

more particularly Exs.A1 and A2 i.e., Khasra Pahani for the

year 1954-55 pertaining the suit lands discloses the name of

one Buccha Reddy and Nagamma as pattadar of suit lands in

Jaklair Village and the name of Turkapally Hussain's name as

pattadar of lands in Katrapally Village; the name of Sai Reddy

i.e., grandfather of plaintiffs as claimed by the plaintiffs is not MGP,J

shown as pattadar of suit lands.

12. It is the specific case of the plaintiffs that the suit

schedule properties having been acquired by defendant No.1

through succession and since there was no partition earlier,

they are entitled to have the properties partitioned amongst the

parties. In the written arguments, the plaintiffs have filed the

family tree, which discloses that Sanjeeva Reddy has two

children i.e., daughter (Ammakka) and son (Buccha Reddy).

Ammakka has a daughter by name Narasamma, who got

married to Sai Reddy, who is the father of defendant No.1.

Narasamma and Narsi Reddy gave birth to two sons by name

Kista Reddy and Narsi Reddy. Admittedly, the defendant No.1

stated to have got the properties from Buccha Reddy.

13. A property can be ancestral property, if the same is

inherited either from a paternal ancestor or maternal

grandfather. A property inherited by a male Hindu from his

father, grandfather or great grandfather is ancestral property.

The children, grandchildren and the great-grandchildren of the

person inheriting such property acquire an interest in it by

birth. Daughters are eligible to get a share in their parents'

ancestral property. Thus, a maternal grandchild has a share in MGP,J

the property. Therefore, it is clear that if the property was

inherited by the maternal grandmother from their ancestors, it

is considered as ancestral property. Ancestral property rights

apply equally to both paternal and maternal property.

Grandchildren, including those through the maternal line, may

have a claim if their mother has inherited or has a vested right

in the ancestral property. If the property was acquired by the

maternal grandmother, they have full ownership and can

distribute it to anyone they choose through a will or gift deed. If

they pass away intestate, the property shall be divided among

their legal heirs according to the Hindu Succession Act.

14. As per the evidence of the defendant No.1 as DW1, he

alleged to have purchased the land from private sales but did

not file the said private sale documents before the Court and

that he did not even file any document related to the mutation

of suit lands in his name. As seen from the documentary

evidence, the name of defendant No.1 was shown as occupier of

the land in Khasra Pahani for the year 1954-1955 marked as

Exs.A1 and A2 and by that year the age of defendant No.1

would have been 12 years and thereby it cannot be expected of

a minor boy aged 12 years to acquire the properties without

having any source of income, more particularly to purchase MGP,J

immovable properties admeasuring into acres. Except

contending in the written statement that he has got the

properties from B. Buccha Reddy, the defendant No.1 has not

explained as to what is the mode of acquiring the said

properties. The defendant No.1 did not even explain as to when

he alleged to have purchased the said lands from Buccha Reddy

and through which mode the consideration was alleged to have

been received by Buccha Reddy from the defendant No.1 for sale

of the said properties to defendant No.1.

15. DW1 admitted in his cross examination dated 27.11.2022

that his paternal grandmother is Ammakka. However, DW1 in

his cross examination dated 06.01.2023 deposed that Ammakka

is his maternal grandmother. DW1 deposed that he does not

know the name of his paternal grandfather. DW1 pleaded

ignorance as to whether Buchi Reddy is the son of Sanjeeva

Reddy and also denied to a suggestion that Buccha Reddy is the

brother of Ammakka. DW1 further deposed that he is not aware

Buchi Reddy, S/o. Snajeeva Reddy is the original pattadar of

suit schedule lands as per Khasra Pahani. However, DW1

admitted that as per Ex.A1 Buchi Reddy is the son of Sanjeeva

Reddy. These admissions on the part of DW1 disclose that he

intends to suppress his relationship with the original owner MGP,J

Buccha Reddy, who is none other than the brother of maternal

grandmother of defendant No.1.

16. It is the contention of the defendants that since DW1 was

indebted to third parties, he alienated the suit schedule lands to

DW2. Though DW1 pleaded that he has filed documents

showing his liabilities towards third parties, no documentary

evidence is placed before this Court to establish the same.

17. It is the specific evidence of DW2 that his father

bequeathed his self acquired properties, which are suit schedule

lands, by way of Will Dated 13.05.2015 to him in the presence

of Sri G. Satyanarayana Reddy and Sri P. Madhusudhan Reddy.

A perusal of entire written statement does not disclose the Will

Deed dated 13.05.2015 alleged to have been executed by the

defendant No.1 in favour of defendant No.2 in respect of suit

schedule properties. It is settled law that in the absence of any

pleading, any amount of evidence cannot be entertained. Thus,

Ex.B3 has no evidentiary value.

18. DW2 deposed that since the suit lands are self acquired

properties of his father and also to keep his name and to

preserve his properties, he purchased the said properties by

obtaining loan and selling his wife's gold ornaments vide sale MGP,J

deed bearing document Nos.3012/2020, 3011/2020 and

23/2020 under Exs.B4 to B6.

19. It is pertinent to note that during the pendency of the suit

proceedings, Sale Deeds under EXs.B4 to B6 were executed and

it attracts 'doctrine of lis pendens' as per Section 52 of the

Transfer of Property Act. Further, this action on the part of

defendants in executing sale deeds during the pendency of the

suit is appearing to be their motive to defeat the rights of the

plaintiffs over the suit schedule properties.

20. Moreover, as rightly contended by the learned counsel for

the plaintiffs, the alleged dates on which the consideration was

paid, is not appearing in the said sale deeds. The defendant

No.2 is admittedly leading his livelihood by doing government

job and it is difficult for a government servant to procure such a

huge sum of money in cash at a time. The consideration was

not paid in cheque or bank transfer. As rightly pointed out by

the learned counsel for the plaintiffs, when there is already a

Will Deed in favour of defendant No.2 by defendant No.1, there

is absolutely no necessity for defendant No.1 to execute

registered sale deed in respect of the same properties. Thus,

these transactions are appearing to be sham, bogus and created MGP,J

for the purpose of defeating the rights of the plaintiffs over the

suit schedule properties.

21. The learned counsel for the plaintiffs submitted that there

was no necessity for the defendant No.1 to sell the properties

that too to defendant No.2. If at all the defendant No.1 was in

need of money for his treatment, which expenses the defendant

Nos.1 and 2 cannot afford, defendant No.1 ought to have sold

the said properties to third parties rather than selling them to

defendant No.2, who allegedly facing difficulty in meeting the

medical expenses of his father and also to meet the school

expenses of his children.

22. DW1 in his evidence deposed that prior to the suit and

subsequent there to he has been staying alone in the village,

collecting the lease amounts, which would clearly show that he

was on his own and not depending on defendant No.2, who

deposed that he was taking care of DW1. Even DW2 admitted

in his evidence that after the death of his mother, DW1 was

living alone. The evidence of DWs 1 and 2 is not corroborating

with each others evidence.

23. In the written statement the defendants pleaded that item

Nos.1 to 4, 6 to 9 of suit 'A' schedule lands and other landed MGP,J

property at Jaklair Village and Katrevpally Village are self

acquired properties of defendant No.1 having got the same from

B. Buccha Reddy. DW1 also reiterated the same in his chief

examination affidavit. But the defendant No.2, who was

examined as DW2, deposed in his chief examination that item

Nos.1 to 4, 6 to 9 of suit 'A' schedule lands are self acquired

properties of his father from one B. Bucha Reddy, Smt.

Nagamma and Turka Hussain Saheb. Thus, the DW2 has

improvised the version of his father by adding the names of

Smt. Nagamma and Turka Hussain Saheb apart from the name

of B. Buccha Reddy as the absolute owners of the above said

lands.

24. It is further contention of the learned counsel for the

defendant No.2 that the trial Court erred in observing that the

defendants did not choose to file any document to show that the

suit lands of 'A' schedule were purchased from Bucha Reddy or

any other third person and since the plaintiffs have discharged

their burden to prove the suit properties as ancestral

properties, the burden shifts on defendants to prove as their

self acquired properties. It is further contended that the

plaintiffs have to prove the case on their own rather than

depending upon the weakness of the defendants. It is also MGP,J

submitted by the learned counsel for the defendants that there

is no presumption of treating the suit schedule properties are

joint family properties.

25. In a suit for partition, all parties with an interest in the

property are considered necessary parties, and the court treats

them as interested stakeholders in determining the rights and

liabilities over the suit schedule properties. Thus, every

interested party is deemed to be a plaintiff. In Adiveppa and

others v. Bhimappa and another 7, the Honourable Supreme

Court emphasized that there is a legal presumption that every

Hindu family is joint in food, worship, and estate. The

undivided joint family is the normal characteristic of a Hindu

family and presumption is that the members of the family are

living in a state of jointness, unless contrary is proved. Hence,

any member asserting that certain properties are self-acquired

bears the burden of proving such a claim. In the absence of any

evidence on behalf of defendants, it would draw an inference

that the properties as joint family properties. In the present

case, the defendants claimed that the suit schedule properties

are self acquired properties of defendant No.1 but failed to

7 AIR 2017 Supreme Court 4465 MGP,J

establish the same. The defendants did not even establish as to

how defendant No.1 acquired or secured those properties. In

view of the principle laid down in the above said decision, it

cannot be said that the plaintiffs are depending upon the

weakness of the defendants but in fact even the defendants

failed to establish their own case to substantiate that the suit

schedule properties are self acquired properties of defendant

No.1.

26. The learned trial Court observed in the impugned

judgment that the plaintiffs have established that item Nos.1 to

9 of suit "A" schedule lands are ancestral properties of plaintiffs

and defendant No.1 acquired the said properties from his

maternal grandmother, his father and therefore, the plaintiffs

have equal right over the item Nos.1 to 9 of suit schedule lands

on part with the son i.e., defendant No.2. However, it is to be

seen that Smt.Katrepelly Manemma i.e., mother of defendant

No.2 alleged to have purchased item No.10 of 'B' schedule

property i.e., house plot under registered sale deed bearing

document No.831/2002 dated 26.06.2002 under Ex.A7 from

her father Sri Venkatrama Reddy and her junior paternal uncle

Sri Anantha Reddy and it is her absolute property. Similarly,

Smt. Katrepelly Manemma purchased item No.5 of suit 'A' MGP,J

schedule property and thereafter she executed Will Deed under

Ex.B2 in favour of defendant No.2 in respect of item No.5 of suit

'A' schedule property and item No.10 of 'B' schedule property.

PW3, who is the husband of plaintiff No.4, deposed that major

part of the suit schedule lands are ancestral properties of

defendant No.1 and part of the suit schedule properties

purchased by late Smt. K. Manemma. The learned Trial Court

failed to consider this part of evidence of PW3 in arriving to a

conclusion that item No.5 of suit 'A' schedule property and item

No.10 of 'B' schedule property are the self acquired properties of

mother of defendant No.2 i.e., Smt. K. Manemma.

27. During the pendency of the present appeal, the

respondents/plaintiffs filed I.A.No.1 of 2024 for receiving

additional document i.e., pahani for the year 2019-20 by

invoking Order XLI Rule 27 read with Section 151 of the Code of

Civil Procedure. The reason assigned by the plaintiffs for filing

the additional document at this appellate stage is that they

have made an application for issuance of certified copy of

pahanies for the lands in Sy.No.477 from the year 2017-2018 to

2023-2024 and the same were furnished to them on

21.11.2024. It is the contention of the plaintiffs that the

certified copy of the pahani for the year 2017 as against MGP,J

sy.No.477 reflect the name of their mother as pattedar and

possessor and the pahani for the year 2019-2020 in respect of

Sy.No.477 would reflect the name of their father as pattedar

and possessor and mutation was carried out on 20.08.2019. It

is also contended that the said document, which is necessary

and proper for just decision of the case, was not within their

knowledge at the time of trial and also when the suit was

decreed.

28. The purpose of filing the said additional document is that

the plaintiffs would like to falsify the statement of the

defendants as to the execution of Will Deed by mother of the

plaintiffs. But in the counter to the above said petition, the

defendants contended that their mother died in the year 2017

by leaving Will Deed dated 13.05.2015 and the plaintiffs have

filed suit in the year 2018 after coming to know about the Will

Deed with false allegations. It is further contended by the

defendants that mere stray entry in the pahani for the year

2019-2020 in the name of father as pattadar and possessor

does not confer any title and it would not falsify the execution of

Will Deed by the mother. It is further argued that the petition

is filed at belated stage with an intention to delay the disposal of

the Appeal and that additional document is not relevant in MGP,J

adjudicating the dispute and thus, prayed to dismiss the

interlocutory application.

29. Admittedly the suit was filed in the year 2018 and the

document which the plaintiffs are intending to file in this Appeal

pertains to the year 2019-2020. Thus, the possibility of filing

the said document at the relevant point of time was very remote.

The plaintiffs have established that they were unable to produce

the evidence despite due diligence as the said evidence was not

within their knowledge. However, the evidence that is being

introduced at this stage is appearing to be not relevant to the

issue in the present case because PW3, who is one of the

witnesses examined on behalf of plaintiff, categorically deposed

that part of the suit schedule properties purchased by late Smt.

K. Manemma. The said aspect was mentioned by the

defendants in their written statement apart from asserting that

she also executed Will Deed in favour of defendant No.2 in

respect of those properties. There is no clarity as to how the

introduction of additional evidence i.e., pahanis would falsify

the aspect of Smt. Manemma executing Will Deed in favour of

defendant No.2 in respect of part of suit schedule properties. A

Will Deed exists in perpetuity and is valid for time immemorial

even after the death of the testator and there is no bar on its MGP,J

enforcement. The beneficiary in whose name the will is written

gets an indefinite right to get it executed anytime after the death

of the testator as the will remains valid for time immemorial.

Thus, it is not mandatory that a Will Deed should be acted upon

immediately after the death of testator. Merely because

mutation in respect of the above said properties was effected on

20.08.2019 in the name of father and mother of defendant No.2,

it cannot falsify the statement as to the execution of Will Deed

by Smt. K. Manemma in favour of defendant No.2. Thus, it

appears that no useful purpose would be served by allowing the

additional evidence that is sought to be introduced by the

plaintiffs in the present Appeal. Hence, I.A.No.1 of 2024 is liable

to be dismissed.

30. Since, item No.5 of suit 'A' schedule property and item

No.10 of 'B' schedule property are self acquired properties of

Smt. K. Manemma, she is at liberty to deal with the said

properties as per her whims and fancies. Subsequently,

Smt.Katrepelly Manemma passed away on 07.06.2016 and

thereby the defendant No.2 has succeeded to the above said

properties by way of Ex.B2 prior to the filing of the suit. The

defendants have also clearly mentioned about the execution of

Will Deed by mother of defendant No.2 and it is amply MGP,J

supported by Ex.B2. Therefore, it is clear that item Nos. 5 and

10 of the suit schedule properties i.e., Ac.02.80 guntas of land

and open plot admeasuring 660 square yards are the exclusive

properties of mother of the defendant Nos.2 and 3 and plaintiffs

and she has executed registered Ex.B2 Will Deed in respect of

the said properties in the name of defendant No.2.

31. It is the specific contention of the defendants that since

the suit schedule properties are self acquired properties of

defendant No.1, the plaintiffs cannot claim for partition of the

said properties during the life time of defendant No.1. The

learned counsel for the plaintiffs submitted that since defendant

No.1 passed away on 20.08.2023, the maintainability of the suit

cannot be raised now on the aspect of filing the suit during the

life time of defendant No.1.

32. In view of the above discussion, this Court is of the

considered view that the plaintiffs could establish that except

item No.5 of suit 'A' schedule property and item No.10 of 'B'

schedule property, all the suit schedule properties in the suit

are ancestral properties of plaintiffs, defendant Nos.2 and 3 and

thus, they are liable to be partitioned and on the other hand,

the defendants failed to establish that the suit schedule MGP,J

properties are the self acquired properties of defendant No.1.

Though the trial Court held that all the suit schedule properties

are ancestral properties of plaintiffs, defendant Nos.2 and 3, in

view of the discussion in the above paragraph, item No.5 of suit

'A' schedule property and item No.10 of 'B' schedule property

are required to be excluded from the from the purview of suit

schedule properties that are liable to be partitioned in this case.

Therefore, the decree and judgment passed by the trial Court is

liable to be modified to the above extent.

33. In the result, this Appeal is partly allowed by modifying

judgment and decree dated 14.07.2023 in O.S.No.39 of 2022

(Old O.S.No.7 of 2018) passed by the learned Principal District

and Sessions Judge, Narayanpet only to the extent of excluding

item No.5 of suit 'A' schedule property and item No.10 of 'B'

schedule property i.e., Ac.02.80 guntas of land and open plot

admeasuring 660 square yards from the purview of suit

schedule properties that are liable to be partitioned in this case.

The remaining part of the impugned judgment holds good.

Further, I.A.No.1 of 2024 is dismissed. There is no order as to

costs.

As a sequel, pending miscellaneous applications, if any, MGP,J

shall stand closed.

_______________________________ JUSTICE M.G. PRIYADARSINI Date: 10.01.2025 AS

 
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