Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Ramoju Vimala Devi And Another vs Katnapalli Neelakantamdied And 4 ...
2025 Latest Caselaw 3873 Tel

Citation : 2025 Latest Caselaw 3873 Tel
Judgement Date : 13 June, 2025

Telangana High Court

Sri Ramoju Vimala Devi And Another vs Katnapalli Neelakantamdied And 4 ... on 13 June, 2025

          *THE HON'BLE JUSTICE B.R.MADHUSUDHAN RAO

                      + A.S.No.202 OF 2020


% 13--06--2025
# Ramoju Vimala Devi and Other
                                                  ... Appellants
vs.
$ Katnapalli Vijayalaxmi and Others
                                                  ... Respondents


!Counsel for the Appellant: Sri N.Ashok Kumar
^Counsel for Respondent Nos.2 to 6: Sri Vedula Srinivas
<Gist :
>Head Note :
? Cases referred:
AIR 1973 Andhra Pradesh 149
AIR 1994 Himachal Pradesh 144 : 1994(1) RRR 294
(2015) 4 SCC 601
1982 LAW SUIT (KAR) 271
(2020) 5 SCC 307
AIR 2005 SC 4362
AIR 2001 SC 2725
AIR 1987 SC 962
AIR 1983 SC 114
AIR 1970 SC 1286
AIR 1964 SC 136
AIR 1961 SC 1378
AIR 1959 SC 504
1951 SCC 1050
AIR 1969 SC 1359
1970(1) SCC 677
                                     2/31                          BRMR,J
                                                           AS.No.202_2020




        IN THE HIGH COURT FOR THE STATE OF TELANGANA
                            HYDERABAD
                               ****
                        A.S.No.202 OF 2020
Between:
Ramoju Vimala Devi and Other                        ... Appellants
And
Katnapalli Vijayalaxmi and Others
                                                    ... Respondents
JUDGMENT PRONOUNCED ON: 13.06.2025


        THE HON'BLE JUSTICE B.R.MADHUSUDHAN RAO
1.    Whether Reporters of Local newspapers
      may be allowed to see the Judgments?          :     No


2.    Whether the copies of judgment may be
      Marked to Law Reporters/Journals?             :     Yes


3.    Whether His Lordship wishes to
      see the fair copy of the Judgment?            :     Yes




                                           _____________________
                                           B.R.MADHUSUDHAN RAO,J
                                    3/31                              BRMR,J
                                                              AS.No.202_2020




      THE HON'BLE JUSTICE B.R.MADHUSUDHAN RAO

                        A.S.NO.202 OF 2020


JUDGMENT:

1. This appeal is filed by the appellants/defendants aggrieved by

the judgment and decree passed in O.S.No.225 of 2014, dated

31.10.2019 by the III Additional District Judge, Karimnagar.

2. The appellants are defendant Nos.1 and 2 and the respondents

are plaintiff Nos.1 to 5. For the sake of convenience, the parties will

be hereinafter referred to as plaintiffs and defendants.

3. Originally plaintiff No.1 has filed suit for partition declaring that

the original plaintiff is entitled to half share in the suit house with

separate possession as determined by preliminary decree and to pass

final decree and put the plaintiff in possession. The schedule property

is house bearing municipal door No.3-7-523 (old No.3-7-364) in an

extent of 693.33 Square yards situated at Vavillapally locality of

Karimnagar Town with boundaries. It is the case of the original

plaintiff that he was adopted by Katnapally Padmaiah son of

Neelakantam when the original plaintiff was 4 years old. K.Padmaiah

died on 12.03.1991. The natural father of the original plaintiff is

Sudarshanam, who is the elder brother of K.Padmaiah. Padmaiah and

his wife Kanakamma took the original plaintiff in adoption in the

presence of near relatives, which took place about 68 years back and 4/31 BRMR,J AS.No.202_2020

the adoption ceremony took place in the old house of the father of

K.Padmaiah situated at Boiwada, Karimnagar. In the adoption

ceremony the natural parents of the original plaintiff K.Sudarshanam

put the original plaintiff in the hands of K.Padmaiah and his wife

K.Kanakamma. No adoption deed was executed at that time.

K.Padmaiah has admitted the original plaintiff in Government Primary

School at Gunj, Karimnagar when he was aged about five years, after

completion of Primary Education, he was admitted in Government

Middle School, Karimnagar and thereafter in Government Multi-

Purpose High School, Karimnagar, where he passed his Higher

Secondary Education in the year 1962. K.Padmaiah and

K.Kanakamma adopted defendant No.1 as their daughter when she

was 5 years old. Kanakamma died in the year 2010 and the schedule

property is a joint family property, prayed for partition.

4. Defendant No.2 who is the son of defendant No.1 has filed his

written statement that K.Padmaiah was the absolute owner of the suit

house till his death i.e., 18.03.1991 and he worked as a Government

Teacher, later became Head Master and retired on attaining the age of

Superannuation. Original plaintiff is the younger son of late

K.Sudarshanam, who was the elder brother of K.Padmaiah. Original

plaintiff was not adopted by K.Padmaiah and K.Kanakamma at any

point of time and no documents are filed to substantiate the valid

adoption. K.Padmaiah's name was unfortunately entered in the school 5/31 BRMR,J AS.No.202_2020

records of the original plaintiff, later on after coming to know about the

same, K.Padmaiah wrote letter to the Head Master, Government

Middle Cum High School, Karimnagar to correct the father name of the

plaintiff in school records. Based on the letter of K.Padmaiah the Head

Master of Middle Cum High School, Karimnagar addressed a letter to

DEO, Karimnagar for correction of the father name of the plaintiff in

the school records vide Letter No.245/246, dated 22.07.1959. The

then DEO, Karimnagar has authorised the Head Master, Middle School,

Karimnagar to correct the father name of the original plaintiff vide

Letter No.23086/23088, dated 31.12.1959 which clearly shows that

K.Padmaiah has not adopted the plaintiff as his son. Original plaintiff

with a malafide intention got entered the name of K.Padmaiah as his

father in the records in spite of knowing the fact that K.Padmaiah

wrote a letter to the Head Master to correct the father's name of the

original plaintiff. K.Padmaiah and K.Kanakamma have adopted the

defendant No.1 when she was below one year and got her educated

and performed her marriage which is admitted by the plaintiff in the

plaint. K.Kanakamma during her life time executed a registered will-

deed in favour of defendant No.2 on 16.11.1996. Suit is not

maintainable and prayed to dismiss the same.

5.1. Plaint is filed on 31.12.2014 and defendant No.2 has filed

written statement on 20.04.2015 which was adopted by defendant

No.1.

                                        6/31                               BRMR,J
                                                                   AS.No.202_2020




5.2. The following issues are framed by the learned Trial Court:

1. Whether the plaintiff is adopted son of late K.Padmaiah?

2. Whether the plaintiff is entitled for half share in the suit schedule property?

3. To what relief?

5.3. During the pendency of the suit, original plaintiff died in the year

2016 and his legal heirs are brought on record as plaintiff Nos.2 to 5

as per orders in IA.No.361 of 2017, dated 17.01.2017. Defendants

have not filed additional written statement. The learned Trial Court

has recasted the issues as under:

1. Whether the first plaintiff is adopted son of late K.Padmaiah?

2. Whether the plaintiff No.1 was entitled for half share in the suit schedule property?

5.4. The learned Trial Court after going through the evidence led by

the parties has decreed the suit as prayed for.

6.1. Learned counsel for the appellants submits that the learned Trial

Judge wrongly answered issue No.1 with regard to the adoption of the

original plaintiff, and the plaintiffs failed to prove that the original

plaintiff was the adopted son of late K.Padmaiah and there is no proof

of adoption with regard to the ceremony nor examined any witness to

that effect except the interested witnesses i.e., PWs.2 and 4. PW.4 is

the sister of Late plaintiff No.1, she did not depose that adoption 7/31 BRMR,J AS.No.202_2020

ceremony was conducted by giving and taking. The burden lies on the

original plaintiff to prove that he was adopted by K.Padmaiah nor any

person is examined to substantiate the adoption. The learned Judge

failed to appreciate the fact that the appellant No.2 bequeathed the

schedule property by way of registered will-deed dated 16.11.1996

under Ex.B5 prior to filing the suit, subject property is no more in the

name of the appellant No.1/defendant No.1 against whom partition is

claimed.

6.2. The learned Judge was not right in coming to a conclusion that

original plaintiff is the adopted son of K.Padmaiah basing on Exs.A2 to

A12 and failed to take into consideration Exs.B6 and B7 i.e.,

correspondence letters between two Head Masters, who identified the

mistake of mentioning the father's name of original plaintiff No.1 as

Padmaiah instead of Sudarshanam.

6.3. The learned Judge wrongly came to a conclusion that Ex.B5 is

not proved as no witnesses are examined. The authenticity of the

registered will can only be challenged by way of filing a suit for

cancellation of will-deed on the ground of mis-representation. Ex.B5

registered will-deed, dated 16.11.1996 indeed is not disputed by the

respondents/plaintiffs. Exs.B6 and B7 are public documents and they

were wrongly rejected by the learned Trial Judge. Plaintiffs have not

questioned the genuiness of Exs.B6 and B7.

                                        8/31                                    BRMR,J
                                                                        AS.No.202_2020




6.4. The learned Judge failed to appreciate the fact that respondent

No.1/plaintiff No.1 was never adopted by K.Padmaiah. The learned

Judge ought to have taken into consideration Ex.B6 which refers to TC

No.1020, dated 17.06.1954, wherein the name of respondent

No.1/plaintiff No.1 father was reflecting as Sudarshanam which fact is

stated by the Head Master of the School. The suit is filed by the

respondent No.1/plaintiff No.1 for partition after 23 years i.e., after the

death of K.Padmaiah. Counsel to substantiate his contention, has

relied on the following decisions in the cases of (1) Chakicherla

Audilakshmamma Vs. Atmakuru Ramarao & Others 1 , (2) Parkash

Chand & Others Vs. Hans Raj & another 2 , (3) Om Prakash (Dead)

through L.Rs Vs. Shanti Devi & others 3, (4) BS Naoaraja Rao Vs. MK

Krishna Rao 4 , 5) M.Vanaja Vs. M.Sarla Devi (Dead) 5 , (6) Pentakota

Satyanarayana & Others Vs. Pentakota Seetharatnam & Others 6 ,

(7) Nilima Mukherjee Vs. Kanta Bhusan Ghosh 7, (8) Rahasa Pandiani

(Dead) LRs & Others Vs. Gokulananda Panda & Others 8 ,

(9) Madhusudan Das Vs. Smt.Narayani Bai & Others 9 , (10) L. Debi

Prasad (Dead) Vs. Smt.Tribeni Devi & Others 10, (11) A.Raghavamma &

AIR 1973 Andhra Pradesh 149

AIR 1994 Himachal Pradesh 144 : 1994(1) RRR 294

(2015) 4 SCC 601

1982 LAW SUIT (KAR) 271

(2020) 5 SCC 307

AIR 2005 SC 4362

AIR 2001 SC 2725

AIR 1987 SC 962

AIR 1983 SC 114

AIR 1970 SC 1286 9/31 BRMR,J AS.No.202_2020

Others Vs. Chenchamma & Others 11, (12) Lakshman Singh Kothani Vs.

Smt.Rupkanwar 12, (13) Kishorilal Vs. Mr.Chaltibai 13, .

7. Learned Senior Counsel for the respondents submits that the

learned Trial Court has properly rejected Exs.B6 and B7 as they are

not obtained under Right to Information (RTI) Act and the mode of

acquisition of these documents from the Government Office is not

explained, they are in the nature of secondary evidence and the

procedure to be followed is under Section 65 of the Evidence Act,

which has not been followed while marking the documents.

Respondent No.1/plaintiff No.1 is the adopted son of K.Padmaiah and

K.Kanakamma. Kanakamma does not have any right to execute

registered will in favour of appellant No.2. The evidence of plaintiff

Nos.1 to 4 coupled with Exs.A1 to A14 proves that respondent

No.1/plaintiff No.1 is the adopted child of Padmaiah and Kanakamma

and the Trial Court has discussed the evidence in detail coupled with

the documents marked thereon. PW.4 is the natural sister of

respondent No.1/plaintiff No.1, who deposed about the adoption, there

are no reasons to discard the evidence adduced by the

respondents/plaintiffs and there is no perversity or illegality in the

order passed by the Trial Judge. In support of his contention, he relied

on the decisions in the cases of (1) Nayansingh Gangaramsingh Vs.

AIR 1964 SC 136

AIR 1961 SC 1378

AIR 1959 SC 504 10/31 BRMR,J AS.No.202_2020

Sumersingh Kewalsingh (2) Voleti Venkata Ramarao Vs.

Kesaparagada Bhaskararao and others 15, (3) L.Debi Prasad (Dead) by

LRs. Vs. Tribeni Devi and Others 16.

8. Counsel on record have filed their written arguments in support

of their contentions.

9. Heard learned counsel for the parties, perused the record.

10. Now the point for consideration is: whether the judgment

passed by learned III Additional District Judge at Karimnagar in

OS.No.225 of 2014, dated 31.10.2019 suffers from any perversity or

illegality?

11.1 Ex.A2 (higher secondary school record) goes to show that

plaintiff No.1 has studied 9th class during the period 1956-57, 10th

class during the period 1957-58, 11th class during the period 1958-59

and 12th class during the period 1959-60. The name of school

mentioned thereon is Government Multipurpose High School,

Karimnagar. Ex.A3 is the transfer certificate issued by Government

Multipurpose High School, Karimnagar vide TC.No.953 Register No.753

for classes 9 and 10.

11.2. As per Exs.A2 and A3, the date of birth of plaintiff No.1 is

21.05.1943.



   1951 SCC 1050

   AIR 1969 SC 1359

   1970(1) SCC 677
                                     11/31                                  BRMR,J
                                                                    AS.No.202_2020




11.3. Ex.A4 is the conduct certificate of plaintiff No.1 pertaining to

High School carrier dated 25.11.1960 showing that his conduct is

satisfactory. Ex.A5 is the Game Certificate of plaintiff No.1 while he

was a student of 12th standard stating that he has participated in the

games. Exs.A4 and A5 are issued by Government Multipurpose High

School, Karimnagar. It is to be noted here that the Transfer Certificate

under Ex.A3 is pertaining to class 9 and class 10 and Ex.A2 is

pertaining to class 9 to class 12. Ex.A6 is the Provisional Certificate of

plaintiff No.1, dated 28.10.1983. Ex.A7 is the Memorandum of Marks

issued by Kakatiya University, dated 01.09.1984. Ex.A8 is the

Provisional Certificate issued by Kakatiya University, Warangal, dated

25.10.1984. Ex.A9 is the certificate of eligibility issued by RDO

Karimnagar, dated 17.06.1961. Ex.A10 is the BC certificate issued by

Tahsildhar, Karimnagar, dated 15.06.1961.

11.4. Ex.A11 is the Secondary Grade Basic Teachers Certificate

issued by Andhra Pradesh Education Department, dated 22.06.1967,

whereunder plaintiff No.1 has undergone carpentry and book binding

course. Ex.A12 is the voter ID card of plaintiff No.1. Ex.A13 is his

Service Register. Ex.A14 is the letter issued to PW.1, dated

24.11.2015. Wherein PW.1 has sought for some information under RTI

Act pertaining to plaintiff No.1 vide RTI Application dated 18.11.2015.

Exs.A2 to A12 shows the father name of Plaintiff No.1 as K.Padmaiah.

                                  12/31                             BRMR,J
                                                            AS.No.202_2020




12. By the date of filing the plaint, the plaintiff No.1 was aged about

72 years and was a retired teacher and as per the pleadings,

K.Padmaiah died on 12.03.1991. Ex.B1 is the Death certificate of

K.Padmaiah, dated 11.04.1991, issued by the Commissioner, Municipal

Corporation, Karimnagar, which shows the death as 18.03.1991 at

House No.3-7-239, Bavilapally, karimngar. Ex.B1 goes to show that

K.Padmaiah died on 18.03.1991 but not on 12.03.1991.

13. Ex.B3 is the Transfer Certificate of defendant No.1 (Appellant

No.1 herein), dated 20.07.1984 issued by Principal, Government Junior

College Girls, Karimnagar. Her Father's name is shown as K.Padmaiah.

Ex.B4 is the proceedings issued by the Commissioner, Municipal

Corporation, Karimnagar (mutation proceedings). Ex.B5 is the

registered will executed by Kanakamma on 16.11.1996 in favour of

defendant No.2 (appellant No.2 herein). Ex.B6 is the letter addressed

by the Head Master, Government Middle - cum - High School,

Karimnagar to the District Educational Officer, Karimnagar, dated

22.07.1959. Ex.B7 is the letter addressed by the District Education

Officer, Karimnager, dated 31.12.1959 to the Head Master, MPHS

Karimnagar. It is to be noted here that Exs.B6 and B7 copies are

marked to Mr.K.Padmaiah, Head Master, Government Middle - cum -

High School, Banswada, for information.

14. At the time of marking Exs.B6 and B7 through DW.2, plaintiff's

counsel has raised objection for the same. The learned Trial Court 13/31 BRMR,J AS.No.202_2020

recorded the objection as "Exs.B6 and B7 are marked subject to

objection that they are not certified copies and they do not contain

seal of the office concerned and the said objection has to be decided

during disposal of the case".

15. Insofar as Exs.B6 and B7 the trial Court observed at Para No.14

of its judgment which reads as under:

"Admittedly Exs.B6 and B7 do not contain seal of the office concerned. Ex.B6 contains date as 22.07.1959 on top and under the signature of Head Master it contains the date as 22.07.1989 and it appears like that. The Transfer Certificate referred to in Ex.B6 which allegedly contains the name of father of first plaintiff as Sudarshanam is not produced. Ex.B7 is signed by District Educational Officer and not by the District Educational Officer. Admittedly the correction as sought to be made as requested in Ex.B6 and as directed in Ex.B7 is not made and it is admitted by DW.2. The authors of Exs.B6 and B7 are not examined. Therefore, it is clear that except the self serving testimony of DW.2 there is no independent evidence to show that they were issued by the authors mentioned in them. Hence, they are not proved. Hence, the objection on behalf of the plaintiffs is sustainable one and they cannot be relied upon".

16. Learned counsel for the appellants/defendant Nos.1 and 2

submits that Exs.B6 and B7 are public documents, which are the

correspondence between the two authorities and they fall under

Section 74 of the Indian Evidence Act, further they are more than 30 14/31 BRMR,J AS.No.202_2020

years old, they may not be proved by examining any person and the

only requirement for proof is to consider the custody of the document

from whom those documents were produced as per Section 90 of the

Indian Evidence Act.

17.1. Section 74 of The Indian Evidence Act, 1872 deals with pubic

document, sub-clause (1) says that documents forming the acts or

records of the acts, sub-clause (1)(iii) says of public officers,

legislative, judicial and executive, of any part of India or of the

common wealth or of a foreign country.

17.2. Section 90 of Indian Evidence Act is as under:

"90. Presumption as to documents thirty years old:-

Where any document, purporting or proved to be thirty years old, is produced from any custody which the Court in the particular case considers proper, the Court may presume that the signature and every other part of such document, which purport to be in the handwriting of any particular person, is in that person's handwriting, and, in the case of a document executed or attested, that it was duly executed and attested by the persons by whom it purports to be executed and attested.

Explanation - Documents are said to be in proper custody if they are in the place in which, and under the care of the person with whom, they would naturally be; but no custody is improper if it is proved to have had a legitimate origin, or if the circumstances of the particular case are such as to render such an origin probable".

                                         15/31                             BRMR,J
                                                                   AS.No.202_2020




18.1. Ex.B6 :

                    GOVERNMENT OF ANDHRA PRADESH
                 Office of the Govt., Middle-Cum High School
                                 Karimnagar.


No. (245)                                                    Dated: 22-7-1959


From
The HEAD MASTER,

Govt., Middle-Cum High School, Karimnagar.

To, The District Educational Officer, KARIMNAGAR.

Subject: Correction of the father's name in T.C. of K.Neelakantam.

Ref:

Sir/Madam,

While enclosing herewith the true copy of the application submitted by Sri.K.Padmiah, I have to state that K.Neelakantam S/o. Sri.K.Sudarshanam ex-student of this school was admitted in this school in class VI old with T.C.No.1020 dated 17/6/54 from the C.P.S. Karimnagar. In the said T.C. the father's name was entered as K.Sudarshanam, but in the admission form in both the places of guardian and father the name of Sri.K.Padmiah was written by the student. As such the student was issued T.C. with the name of Sri.K.Padmiah only as father. In fact as per the T.C. issued from the C.P.S. Karimnagar his father's name is K.Sudarshanam.

Therefore you are requested kindly to arrange for necessary correction in the school records of Multipurpose High School, Karimnagar.

The student under question as admitted in Multipurpose High School, Karimnagar with this school T.C.No.118 dated 11/6/56.

Yours faithfully,

Sd/- 22-7-89

(G.R.Narsiah) HEADMASTER.

JMR

Copy to Sri.K.Padmiah, Headmaster Middle-cum-High School, Banswada, (guardian) camp Karimnagar for information.

                                     16/31                               BRMR,J
                                                                 AS.No.202_2020




18.2. Ex.B7


OFFICE OF THE DISTRICT, EDUCATIONAL OFFICER KARIMNAGAR DIST.

No.23086                                               Dt. 31/12/59
   23088

Sub: - CORRECTION IN THE FATHERS NAME OF K.NEELA KANTHAM EX-

STUDENT OF M.S. KARIMNAGAR IN THE T.C. NO.118. Dt.11-6-1956.

Please refer the T.C.No.118, Dt. 11-6-1956 issued from M.S.Karimnagar the father's name of K.Neela Kantham Ex-Student of said School Class VI old has been mentioned K.Padmiah instead of Sri.K.Sudershanam. You are therefore requested kindly arrange to correct the father's name as state above.

Sd/-

For DIST.EDUCATIONAL OFFICER KARIMNAGAR DIST.

Waheed To The Headmaster M.P.H.S. Karimnagar.

Copies to:-

The Headmaster M.S.Karimnagar with reference to his letter No.245, Dt.22-7-59, for information.

Copy to Sri K.Padmiah, H.M.Middle Cum High School, Banswada Dist. Nizamabad. For information.

18.3. Ex.B7 copy is sent to the Head master, M.S.Karimnagar for

information which goes to show that Ex.B6 letter is signed by the Head

Master on 22.07.1959.

19.1. The factum of proper custody cannot itself be the subject-

matter of any presumption and it should be satisfactorily proved. Or an

analysis of the provisions of Sec. 90 and its interpretation judicially, we

may deduct the following propositions :

1. That the presumption applies to documents proved to be 30 or more years old:

                                    17/31                             BRMR,J
                                                              AS.No.202_2020




2. The document must come from proper custody;

3. The presumption is discretionary and in cases where a document is exfacie suspicious, the Court may very well refuse to make the presumption and call upon the party to offer other proof forthwith;

4. The presumption can only be applied to documents which bear the signature of the writer or of witnesses and the presumption cannot be drawn in the case of unsigned or anonymous papers; and

5. The extent of presumption relates only to the signature, execution or attestation of a document that is to say, its genuineness. The drawing of the presumption does not connote the idea that the contents of the documents are true or that they have been acted upon ;

6. The presumption applies only to original documents and not on any copy thereof, certified or otherwise" : Chakicherla Audilakshmamma case1 at Para No.7.

19.2. Whenever a document purporting or proved to be thirty years

old is produced from a proper custody, the Court may either to

dispense with proof of the execution of the document or call for further

proof in favour of the document. The discretion is left to the Court to

raise or not to raise presumption in respect of a document depending

upon the circumstances of each case but this discretion must be

exercised judicially and not arbitrarily. The exercise of discretion

should not only be in consonance with law and justice but also with

great caution because wrong exercise of the discretion under this

provision is likely to strengthen the hands of forger. In many cases, it 18/31 BRMR,J AS.No.202_2020

will be most dangerous to draw presumption that the document is

genuine merely because it is thirty years old according to the recitals

in the document and also is produced from proper custody. Whether a

document is produced from proper custody or not is a matter of

judicial satisfaction and it ought to be founded on the evidence on

record. The factum of proper custody cannot itself be a subject matter

of any presumption and it should be satisfactorily proved :

Prakashchand's case2 at Para No.12.

19.3. Om Prakash case3 is not applicable to the case on hand in view

of the fact that the appellant/plaintiff therein did not make any

attempt to prove the execution of the gift deed without the aid of

Section 90 of the Indian Evidence Act, 1872. As none of the attesting

witnesses were examined in the proceedings as required by Section 68

of Indian Evidence Act, 1872.

19.4. There can be no dispute about this proposition of law. But it is

also necessary to bear in mind that S.90 of the Evidence Act is

incorporated in the Statute for the obvious reason that it would be

difficult to adduce evidence as time passes by. In due course of time,

the witnesses and the attestors may die or became unable to give their

evidence. It is in order to get over this difficulty that S.90 of the

evidence Act is incorporated in the said act. Hence, on the same

reason, it may be proper to hold that it would not be possible to

adduce evidence of the persons concerned in the case of an ancient 19/31 BRMR,J AS.No.202_2020

document to prove the contents and that the circumstances

probabilising the contents brought on record would be sufficient to

prove the contents and the fact that it was acted upon. (Vide : Banga

Chandra Dhur Biswas v. Jagat Kishore Acharjya Chowdhuri 17 which is

followed in BS Naoaraja Rao4.

20. Applying the above propositions to the present case, have to

examine whether the Trial Court was right in rejecting Exs.B6 and B7.

The trial Court observed in the order that the author of Exs.B6 and B7

are not examined therefore, it is clear that except the self serving

testimony of DW.2, there is no independent evidence to show that they

were issued by the authorities mentioned in them. Hence, they are not

proved. The trial Court has answered that Exs.B6 and B7 do not

contain the seal of the office concerned, but failed to answer the other

objection of plaintiff's counsel in respect of certified copies.

21.1. The appellants/defendants have taken a specific defense in the

written statement that 'unfortunately the name of K.Padmaiah was

entered into the school records of the plaintiff No.1 and later on

coming to know about the same, late K.Padmaiah wrote a letter to the

then Head Master, Government Middle - cum - High School,

Karimnagar, to correct the father name of plaintiff in the school

records'.






     (1917) ILR (44) Cal 186
                                    20/31                                BRMR,J
                                                                 AS.No.202_2020




21.2. Ex.B6 is the letter addressed by the Head Master, Government

Middle - cum - High School, Karimnagar, to the District Educational

Officer, Karimnagar, dated 22.07.1959 which clearly specifies that

K.Neelakantam (plaintiff No.1/respondent No.1 herein)

S/o.K.Sudharshanam ex-student of the school was admitted in this

school in Class-VI with old TC.No.1020, dated 17.06.1954 from CPS

Karimnagar. In the said TC, father's name was entered as

K.Sudharshanam and requested to arrange for necessary corrections.

Copy is marked to K.Padmaiah, the Head Master, Government Middle -

cum - High School, Banswada, for information.

21.3. Ex.B7 is issued by the office of the District Education Officer,

Karimnagar District, dated 13.12.1959 to the Head Master, MPHS

Karimnagar. Ex.B7 is pertaining to correction of plaintiff No.1's

father's name as K.Sudharshanam instead of K.Padmaiah as per

T.C.118, dated 11.06.1956. The said copy is also marked to

K.Padmaiah for information. Though there are no seals on Exs.B6 and

B7 but the numbers are mentioned therein which are issued by the

Government Officials and they fall under the Public Officers which

documents are forming the acts of records of a public document.

21.4. Exs.B6 and B7 are produced by DW.2 and this Court is of the

view that the said documents are in the proper custody and under the

care of the person they would naturally be and it is proved to have a

legitimate origin. The Court may presume that the signature and every 21/31 BRMR,J AS.No.202_2020

other part of such document which purports to be the handwriting of

any particular person is in that persons handwriting. The learned trial

Court ought to have considered Exs.B6 and B7 but has gone to an

extent of saying that they are not proved and rejected them in toto. As

stated supra, Exs.B6 and B7 copies are marked to K.Padmaiah for

information which documents were in proper custody of the appellants

and they were produced before the Court and the observations of the

trial Court in respect of Exs.B6 and B7 is not in accordance with law

and it is not necessary to examine the author of Exs.B6 and B7. This

Court is of the view that Exs.B6 and B7 falls under public documents

and they are more than 30 years old, they fall under the proposition

supra.

22. It is the case of plaintiff No.1 (respondent No.1 herein) in the

plaint is that his natural father by name K.Sudharshanam put him in

the hands of late K.Padmaiah and his wife K.Kanakamma. No adoption

deed was executed at that time and there is authentic proof of the fact

of adoption of plaintiff No.1 by late K.Padmaiah.

23.1. M.Vanaja's case5 and Pentakota Satyanarayana's case6 are

not applicable to the case on hand in view of the fact that plaintiff No.1

was adopted when he was 4 years old i.e., prior to the 1956 Act.

23.2. Nilima Mukherjee's case7 is also not applicable to the case on

hand as she did not enter the witness box to give evidence but on her 22/31 BRMR,J AS.No.202_2020

behalf her son PW.1 was examined and no document for adoption was

produced before the Court. The facts are distinguishable.

23.3. When the plaintiff relied on oral evidence in support of the

claim that he was adopted by the adoptive father in accordance with

the Hindu rites, and it is not supported by any registered document to

establish that such an adoption had really and as a matter of fact

taken place the Court has to act with a great deal of caution and

circumspection. Be it realized that setting up a spurious adoption is

not less frequent than concocting a spurious will, and equally, if not

more difficult to unmask. And the Court has to be extremely alert and

vigilant to guard against being ensnared by schemers who indulge in

unscrupulous practices out of their lust for property. If there are any

suspicious circumstances, just as the propounder of the will is obliged

to dispel the cloud of suspicion, the burden is on one who claims to

have been adopted to dispel the same beyond reasonable doubt.

In the case of an adoption which is not supported by a registered

document or any other evidence of a clinching nature if there exist

suspicious circumstances, the same must be explained to the

satisfaction of the conscience of the Court by the party contending that

there was such an adoption. Such is the position as an adoption would

divert the normal and natural course of succession vide Rahasa

Pandiani's case8 (Para No.4).

                                   23/31                             BRMR,J
                                                             AS.No.202_2020




23.4. A person who seeks to displace the natural succession to

property by alleging an adoption must discharge the burden that lies

upon him by proof of the factum of adoption and its validity :

A.Raghavamma & Others Vs. Chenchamma & Others, AIR 1964 SC

136. The evidence in proof of the adoption should be free from all

suspicion of fraud and so consistent and probable as to give no

occasion for doubting its truth. Nonetheless the fact of adoption must

be proved in the same way as any other fact : Kishorilal Vs.

Mr.Chaltibai, AIR 1956 SC 504 which is followed in Madhusudan Das's

case9.

23.5. In the case of all ancient transactions, it is but natural that

positive oral evidence will be lacking. Passage of time gradually wipes

out such evidence. Human affairs often have to be judged on the

basis of probabilities. Rendering of justice will become impossible if a

particular mode of proof is insisted upon under all circumstances. In

judging whether and adoption pleaded has been satisfactorily proved

or not, we have to bear in mind the lapse of time between the date of

the alleged adoption and the date on which the concerned party is

required to adduce proof. In the case of an adoption said to have

taken place years before the same is questioned, the most important

evidence is likely to be that the alleged adoptive father held out the

person claiming to have been adopted as his son; the latter treated the

former as his father and their relations and friends treated them as 24/31 BRMR,J AS.No.202_2020

father and son. There is no predetermined way of proving any fact. A

fact is said to have been proved where after considering the matters

before it, the Court either believes it to exist or considers its existence

so probable that a prudent man ought, under the circumstances of the

particular case, to act upon the supposition that it exists : L.Devi

Prasad's case10 (Para No.10).

23.6. It is well settled that a person who seeks to displace the

natural succession to property by alleging an adoption must discharge

the burden that lies upon him by proof of the factum of adoption and

its validity : A.Ragavamma's case11 (Para No.14).

23.7. The ceremony of giving and taking which is very essential for

the validity of an adoption had not taken place in this case and that

the plaintiff was in fact never adopted by the defendant : Lakshman

Singh's case12 (Para No.11).

23.8. The performance of the marriage itself does not prove the

adoption which is otherwise disproved and as a circumstance

supporting the inference of adoption set up by the appellant it is

holding neutral : Kishorilal's case13 (Para No.19).

24.1. What the Hindu law requires is the giving and taking of the boy

"in adoption" and nothing more : Nayansingh Gangaramsingh's case14

(Para No.4).

                                   25/31                           BRMR,J
                                                           AS.No.202_2020




24.2. The law on this point is correctly stated in Mulla's Hindu Law,

13th Ed., art. 512 page 519:-

"But when there is a lapse of 55 years between the

adoption and its be questioned, every allowance for the

absence of evidence to prove such fact must be favourably

entertained. stands to reason that after a very long term of

years, and a variety of transactions of open life and conduct

upon the footing that the adoption was a valid act the burden

must rest heavily upon him who challenges its validity : Voleti

Venkata Ramarao's case15.

24.3. There is no doubt that the burden of proving satisfactorily that

he was given by his natural father and received by Gopal Das as his

adoptive son is on Shyam Behari Lal. But as observed by the Judicial

Committee of the Privy Council in Rajendrao Nath Holdar v. Jogendro

Nath Banerjee and Others (14. Moors Indian Appeals P.67); that

although the person who pleads that he had been adopted is bound to

prove his title as adopted son.

In the case of all ancient transactions, it is but natural that

positive oral evidence will be lacking. Passage of time gradually wipes

out such evidence. Human affairs often have to be judged on the basis

of probabilities. Rendering of justice will become impossible if a

particular mode of proof is insisted upon under all circumstances. In

judging whether an adoption pleaded has been satisfactorily proved or 26/31 BRMR,J AS.No.202_2020

not, we have to bear in mind the lapse of time between the date of the

alleged adoption and the date on which the concerned party is required

to adduce proof. In the case of an adoption said to have taken place

years before the same is questioned, the most important evidence is

likely to be that the alleged adoptive father held out the person

claiming to have been adopted as his son; the latter treated the former

as his father and their relations and friends treated them as father and

son. There is no predetermined way of proving any fact. A fact is said

to have been proved where after considering the matters before it, the

Court either believes it to exist or considers its existence so probable

that a prudent man ought, under the circumstances of the particular

case, to act upon the supposition that it exists. Hence if after taking an

overall view of the evidence adduced in the case, we are satisfied that

the adoption pleaded is true, we must necessarily proceed on the

basis, in the absence of any evidence to the contrary, that it is a valid

adoption as well : Debi Prasad's case16 (Para Nos.9 & 10).

25. Applying the above propositions to the present case, have to

examine whether the learned Trial Court has properly appreciated the

evidence on record.

26.1. The evidence of PW.1 (plaintiff No.3) is the replica of the plaint

averments. In his cross examination he stated that his father has not

filed any suit for partition during the life time of late K.Padmaiah and

K.Kanakamma and he do not know whether K.Padmaiah during his life 27/31 BRMR,J AS.No.202_2020

time in 1959 filed application before the Head Master concerned for

correction of the name of the plaintiff No.1's father from Padmaiah to

Sudharshanam and whether it was ordered to be corrected as per the

letter of the District Education Officer and he admitted that Padmaiah

died on 18.03.1991 and his father was alive when defendant No.2 filed

his written statement along with documents. PW.1 further stated in his

cross-examination that he was aware of the documents filed by the

defendants about the correction of the name of plaintiff No.1's father

in the school records. A question is put to PW.1 that appellant

No.1/defendant No.1 was adopted by Padmaiah and Kanakamma and

she is the surviving legal heir. The answer given by PW.1 is that his

father is also adopted along with her.

26.2. PW2 is the wife of deceased plaintiff No.1, her evidence is that

after the marriage she lived with her husband in the house of

Padmaiah and that her first and second sons were born in the house of

Padmaiah and they have also performed cradle ceremony, her husband

Nilakantam has performed funeral and karma of late Padmaiah and

subsequently, plaintiff No.1 constructed a house at Kotirampur locality

at Karimnagar town and they started residing there at. In her cross

examination she has stated that her husband was taken adoption in

the first instance and later on defendant No.1 was adopted.

26.3. The evidence of PW.3 is to the extent that himself and plaintiff

No.1 have worked in Educational Department and himself and other 28/31 BRMR,J AS.No.202_2020

co-teachers know that the plaintiff No.1 is the adopted son of

Padmaiah and that in all the school records the name of the Padmaiah

was recorded as the father of Nilakantam. In his cross-examination he

denied the suggestion that Padmaiah has adopted only appellant

No.1/D1 and not any other person, witness adds that Padmaiah has

adopted Nilakantam first. He also denied the suggestion that the

District Educational Officer on the application of Padmaiah ordered

correction of the School records of Nilakantam stating that there was

mistake in the same regarding the name of his father as Padmaiah.

26.4. PW.4 is the own sister of plaintiff No.1, she deposed that

Padmaiah and Kanakamma had no issues thereby they adopted his

brother (plaintiff No.1/respondent No.1 herein) when he was four

years old. Plaintiff No.1 was given in adoption to K.Padmaiah and later

he admitted the plaintiff No.1 at primary school and recorded his name

as the father of Nilakantam. Deceased Padmaiah got Nilakantam

educated and performed his marriage, she and another relatives have

attended the same and Padmaiah has performed the cradle ceremonies

of first and second son of plaintiff No.1 and that plaintiff No.1 has

performed the funerals and karma of late Padmaiah. All the relatives

treated the deceased plaintiff No.1 as the adopted son of K.Padmaiah.

In her cross examination she stated that plaintiff No.1 has not filed any

suit against Padmaiah and Kanakamma during their life time claiming

that he was the adopted son and that she do not know whether 29/31 BRMR,J AS.No.202_2020

Padmaiah during his life time in 1959 filed application before the Head

Master concerned for correction of the name of the father of the

plaintiff No.1 in the records from Padmaiah to Sudharshanam and

whether it was ordered to be corrected as per the letter of the District

Educational Officer and that she do not know whether appellant

No.1/defendant No.1 is brought up in the house of Padmaiah and

Kanakamma and that her marriage was performed.

27.1. The evidence of DW.1/appellant No.1 herein is the replica of the

written statement. In her cross-examination, she admitted that

K.Nilakantam/plaintiff No.1/respondent No.1 herein (since deceased is

the son of Sudarshanam). She denied the suggestion that Padmaiah

has performed the marriage of plaintiff No.1 and got him educated.

DW.1 has further stated in her cross-examination that plaintiff No.1 is

not adopted at any point of time by Padmaiah and his wife. She

denied the suggestion that plaintiff No.1 has performed the last rites of

Padmaiah.

27.2. The evidence of DW.2 is in the lines of DW.1. In his cross-

examination he admitted that Padmaiah name is shown as father of

plaintiff No.1 in school records, college records and office records and

correction is not carried out as Sudershanam from Padmaiah in respect

of father's name of plaintiff No.1 as per Exs.B6 and B7.

28. On perusal of Ex.B5, it is mentioned therein that defendant No.1

(appellant No.1 herein) is the adopted daughter. No where in Ex.B5 it 30/31 BRMR,J AS.No.202_2020

is stated that plaintiff No.1 is the adopted son of K.Padmaiah and that

of the executant of the document.

29. The burden is on the plaintiffs to prove that the plaintiff No.1 is

the adopted son of K.Padmaiah.

30. The age of PW.4 is shown as 78 years by the date of filing the

affidavit i.e., 11.06.2019.

31. It is the case of the plaintiff No.1 that he was 4 years old at the

time of the alleged adoption and that PW.4 might have been 6 years

old, moreover, she has not deposed about the ceremonies that the

natural parents of the plaintiff No.1 put the child in the hands of

K.Padmaiah and his wife Kanakamma. Except the evidence of PW.4,

there is no other evidence placed by the plaintiffs/respondents herein

to show that plaintiff No.1 was the adopted son of late Padmaiah. The

evidence of PW.4 is not much helpful to the case of the plaintiffs in

view of the fact that she has not deposed about the giving and taking

of the child (plaintiff No.1).

32. It is the further case of the plaintiff No.1 in the plaint that

K.Padmaiah has admitted him in Government Primary School,

Karimnagar when he was aged about 5 years and thereafter in

Government Middle School, Karimnagar. Plaintiffs have not filed any

record to show that the father's name of plaintiff No.1 is Padmaiah at

the time of his joining in Government Primary School at Gunj, 31/31 BRMR,J AS.No.202_2020

Karimnagar or in Government Middle School, Karimnagar. Exs.A2 to

A5 are High School Certificates.

33.1. It is not the case of the plaintiff No.1 in the plaint that after the

marriage he resided with Padmaiah along with his wife and that his

two children were born and that the plaintiff No.1 has performed the

ceremony of late Padmaiah. There is no pleading with regard to the

same but PW.2 has gone to an extent of deposing that after the

marriage with her husband she resided in the house of Padmaiah and

that she gave birth to her two children. PW.4 has also deposed about

the same. The evidence of PW.2 and PW.4 are beyond the pleadings in

respect of the above evidence.

33.2. Plaintiffs have withheld the best documents with them (i.e.,

Primary School and Middle School Certificates) and they only relied on

Exs.A2 to A12. The findings of the trial Court that plaintiff No.1 is the

adopted son of K.Padmaiah and K.Kanakamma is not in proper

prospective and failed to analyse the evidence led by the parties.

There is no explanation from the plaintiff No.1 what made him to file

the suit for partition at the age of 75 years nor he made any efforts to

file the same during the life time of K.Padmaiah and K.Kanakamma.

As stated supra, by the date of filing written statement by the

defendants they also filed the documents (i.e., Exs.B6 and B7)

showing that during the life time of K.Padmaiah he made an application 32/31 BRMR,J AS.No.202_2020

to the concerned authorities for change of name of the plaintiff's No.1

father's name from Padmaiah to Sudarshanam.

34. There is no positive evidence led by the plaintiffs to prove that

plaintiff No.1/respondent No.1 herein was adopted by late K.Padmaiah.

Though it is averred in the plaint that natural father of plaintiff No.1 by

name K.Sudarshanam put his son in the hands of K.Padmaiah and his

wife K.Kanakamma which fact is not proved by the plaintiffs through

proper evidence.

35. The learned trial Court wrongly appreciated the evidence on

record. Exs.B6 and B7 goes to the root of the matter which clearly

speaks that the father's name of plaintiff No.1 is Sudarshanam in the

earlier school records. Plaintiffs have failed to prove the adoption.

36. Since the adoption itself is not proved, the question of partition

of the suit house into two equal shares and for allotment of one such

share to the plaintiff Nos.2 to 5/respondent Nos.2 to 5 herein is

perverse and is not in accordance with law. The learned trial Court has

not properly appreciated the evidence on record coupled with the

exhibits marked thereon. This Court is of the view that the findings of

the trial Court required to be interfered with in view of the reasons

stated supra.

                                  33/31                            BRMR,J
                                                           AS.No.202_2020




37. In the result, appeal is allowed, the judgment and decree passed

by the learned III Additional District Judge at Karimnagar in

O.S.No.225 of 2014, dated 31.10.2019 is set aside. The parties shall

bear their own costs.

Consequently, Miscellaneous applications if any, are closed.

_________________________ B.R.MADHUSUDHAN RAO, J 13th June, 2025.

PLV

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter