2019 INSC 0430                                 Reportable IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 10482 OF 2013 Sameer Kapoor and another ..Appellants Versus The State through Sub­Division Magistrate South, New Delhi and others ..Respondents J U D G M E N T M.R. SHAH, J. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   passed   by   the   High   Court   of   Delhi   at   New Delhi in F.A.O(OS) No. 11 of 2009, by which a Division Bench of the High Court has dismissed the said appeal and has confirmed the   order   passed   by   the   learned   Single   Judge   refusing   to   reject 1 the   plaint   under   Order   VII   Rule   11   of   the   CPC,   the   original defendants have preferred the present appeal. 2. The brief facts leading to this appeal are, that one Smt. Kailash Kapoor, a permanent resident of England, executed a will dated 16.05.1990 bequeathing thereunder all her assets to two of her   grand­children.     That   the   said   Smt.   Kailash   Kapoor   died   in England   on   10.09.2001.   According   to   the   appellants,   they   acted upon the said will and disposed of all the immovable properties of the   aforesaid   testatrix,   possessed   in   India   between   6.9.2000   to March,  2001.     That   after   the   death  of   late   Smt.  Kailash   Kapoor, the   High   Court   of   Justice,   District   Probate   Registry   of Birmingham,   England   and   Wales   issued   a   probate   in   respect   of the   said   will   vide   order   dated   21.11.1997.     It   appears   that thereafter   in   the   year   2001,   respondent   no.2   herein,   at   whose instance   the   will   was   probated   in   England,   applied   for   letters   of administration   for   property   situated   in   Delhi   by   filing   a Testamentary   Case   under   Section   228   of   the   Indian   Succession Act (hereinafter referred to as the ‘Act’) being Testamentary Case No. 15 of 2001. 2.1 That  the  appellant  herein  filed I.A.  No. 13895 of  2006 before   the   learned   Single   Judge   of   the   High   Court,   praying   to 2 reject   the   plaint   under   Order   VII   Rule   11   of   the   CPC   on   the ground that the said Testamentary Case under Section 228 of the Act, considering Article 137 of the Limitation Act, 1963, is barred by   the   law   of   limitation.     It   was   the   case   on   behalf   of   the appellants that though no limitation would apply seeking grant of probate   so   long   as   a   person   has   not   approached   the   court   and will   is   probated,   however,   once   the   court   at   England   and   Wales had   been   approached   and   a   probate   had   been   granted,   no petition for letters of administration could have been filed after a lapse   of   a   period   of   three   years.     The   said   application   was opposed   by   respondent   no.2   herein   –   the   original   applicant.     It was   submitted   that   Article   137   of   the   Limitation   Act   would   not apply.   3. The learned Single Judge vide order dated 24.09.2008 dismissed   the   said   application   and   refused   to   reject   the   plaint under   Order   VII   Rule   11   of   the   CPC   by   observing   that   Section 228 of the Act is akin to provisions of Section 222 and 276 of the Act   and,   therefore,   when   there   is   no   period   of   limitation prescribed   for   submitting   an   application   under   Section   222 and/or   Section   276   of   the   Act,   for   submitting   an   application under Section 228 of the Act, the period of limitation shall not be 3 applicable. Therefore, the learned Single Judge was of the opinion that Article 137 of the Limitation Act shall have no application.  4. Feeling   aggrieved   and   dissatisfied   with   the   order passed   by   the   learned   Single   Judge   rejecting   the   application   to reject   the   plaint   under   Order   VII   Rule   11   of   the   CPC,   the appellants   herein   approached   the   Division   Bench   of   the   High Court   by   way   of   F.A.O(OS)   No.   11   of   2009.     By   the   impugned judgment   and   order,   the   Division   Bench   of   the   High   Court   has dismissed the said appeal and has confirmed the order passed by the   learned   Single   Judge   rejecting   the   application   under   Order VII Rule 11 of the CPC. 5. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   passed   by   the   Division   Bench   of   the   High Court,   the   appellants   –   applicants­   original   defendants   have preferred the present appeal. 6. Mr.   Divyakant   Lahoti,   learned   Advocate   has   appeared for   the   appellants   and   Mr.   M.A.   Krishna   Moorthy,   learned Advocate has appeared for respondent no.2. 6.1 Mr.   Divyakant   Lahoti,   learned   Advocate   appearing   on behalf   of   the   appellants   has   vehemently   submitted   that   in   the facts and circumstances of the case, both the Division Bench as 4 well   as   the   learned   Single   Judge   have   materially   erred   in   not rejecting the plaint under Order VII Rule 11 of the CPC. 6.2 It   is   vehemently   submitted   by   the   learned   Advocate appearing   on   behalf   of   the   appellants   that   Article   137   of   the Limitation   Act   applies   to   any   petition   or   application   filed   under any   Act   before   a   Civil   Court.     It   is   submitted   that   it   is   not confined   to   applications   contemplated   by   or   under   the   Code   of Civil Procedure.   It is submitted that therefore, Article 137 of the Limitation   Act   shall   be   applicable   to   the   petitions   under   the provisions of the Indian Succession Act also. 6.3 It   is   vehemently   submitted   by   the   learned   Advocate appearing   on   behalf   of   the   appellants   that   till   the   will   is   un­ probated,   right   to   apply   for   probate   is   a   continuous   cause   of action,   therefore,   Article   137   of   the   Limitation   Act   shall   not   be applicable   on   petitions   for   grant   of   probate   and   letters   of administration of a will, filed under Section 276 of the Act.   It is submitted that, however, once the will is probated, Article 137 of the Limitation Act will apply to any right which arises on account of   probate   of   will.     It   is   submitted   that   in   such   a   case   the   right accrues on the date of grant of probate, and therefore, the period of   limitation   will   commence   from   such   date.     In   support   of   the 5 above  submissions,  learned  Advocate  appearing  on  behalf  of  the appellants   has   heavily   relied   upon   the   decision   of   this   Court   in the   case   of   Kunvarjeet   Singh   Khandpur   v.   Kirandeep   Kaur, reported in (2008) 8 SCC 463 (Paragraphs 15 & 16). 6.4 It   is   submitted   by   the   learned   Advocate   appearing   on behalf of the appellants that in the present case respondent no.2 had   applied   for   grant   of   probate   of   will   dated   16.05.1990, executed   by   late   Smt.   Kailash   Kapoor,   before   the   High   Court   of Justice,   District   Probate   Registry,   Birmingham   (UK),   which   was granted   by   the   High   Court   vide   order   dated   21.11.1997.     It   is submitted that therefore, the right to apply under Section 228 of the Act can be said to have accrued in favour of respondent no.2 on   21.11.1997.     It   is   submitted   that   whereas   respondent   no.2 had preferred an application for grant of letters of administration of   the   aforesaid   will   dated   16.05.1990   under   Section   228   of   the Act,   by   a   Probate   Case   No.   15/2001,   after   a   lapse   of   period   of three years as prescribed under Article 137 of the Limitation Act, i.e.,   on   28.02.2001.     It   is   submitted   therefore   the   application submitted   by   respondent   no.2   under   Section   228   of   the   Act   is clearly barred by law of limitation and therefore the same is liable 6 to   be   rejected   considering   Order   VII   Rule   11(d)   of   the   CPC  –   the applicant’s application being barred by limitation. 6.5 It   is   further   submitted   by   the   learned   Advocate appearing   on   behalf   of   the   appellants   that   the   learned   Single Judge   has   materially   erred   in   observing   that   Section   228   of   the Act is akin to provisions of Sections 222 and 276 of the Act.  It is submitted   that   while   coming   to   the   aforesaid   conclusion,   the learned   Single   Judge   has   not   property   construed   and/or considered   the   language   of   the   two   provisions,   i.e.,   Section   228 and Section 276 of the Act.  It is submitted that Sections 228 and 276   of   the   Act   are   totally   different   and   operate   under   different circumstances.  It is submitted that an application under Section 228 of the Act would be maintainable only in a case where a will has been proved/probated and deposited in a court of competent jurisdiction.     It   is   submitted   that   therefore   a   valid   application under   Section   228   has   to   be   necessarily   filed   on   the   basis   of   a will that has already been proved, authenticated and probated by a competent court in foreign jurisdiction.  It is submitted that no such   pre­condition   or   pre­requisite   has   been   prescribed   under Section 276 of the Act.  It is submitted that unlike Section 228 of the Act, an application under Section 276 of the Act is to be filed 7 on the basis of a will which is un­probated and is being produced before the court for the first time. 6.6 It   is   further   submitted   by   the   learned   Advocate appearing on behalf of the appellants that even the learned Single Judge has also materially erred in observing  that the object and purpose of the two provisions is same, i.e., “to seek recognition in respect   of   will   in   question”.     It   is   submitted   that   language   of Section   228   of   the   Act   makes   it   clear   that   a   will   in   respect   of which letters of administration is sought to be granted under that Section   is   an   already   recognized,   proved   or   authenticated   will, unless rebutted.  It is submitted that whereas the will in question in   an   application   under   Section   276   of   the   Act   is   an   un­ recognised   will   which   is   being   produced   before   the   court   for   the first time and which is yet to be proved. 6.7 It   is   further   submitted   by   the   learned   Advocate appearing   on   behalf   of   the   appellants   that   even   the   scope   of enquiry under Sections 228 and 276 of the Act is distinguishable and different.   It is submitted that will under  Section 276 of the Act is unauthenticated and yet to be proved.  It is submitted that however   the   will   under   Section   228   of   the   Act   is   already   proved and   authenticated   before   a   foreign   court   or   a   competent   court 8 mentioned   in   Section   228   of   the   Act.     It   is   submitted   that therefore  the   scope  of   enquiry   under   Section   228  of   the  Act   is  a limited exercise. 6.8 It   is   further   submitted   by   the   learned   Advocate appearing on behalf of the appellants that the Division Bench of the  High  Court has  erred in its reasoning  that  Probate  Case No. 15/2001 is not barred by limitation because it is the first Probate Petition filed in India, as the earlier  Probate proceedings were in the   Court   of   England   and   Wales.     It   is   submitted   that   the Division Bench has materially  erred in not properly  appreciating the   fact   that   the   administration   of   an   estate   in   probate   is   an   in rem  proceedings.  It is submitted therefore the law of limitation is applicable even if the previous probate proceedings were initiated in  a foreign jurisdiction as the same are   in rem .   It is submitted that   therefore,   both   the   learned   Single   Judge   as   well   as   the Division   Bench   have   materially   erred   in   dismissing   the application filed by the appellants herein under Order VII Rule 11 of the CPC. 6.9 In support of his above submissions, learned Advocate appearing for the appellants has heavily relied upon the decision of   the   Punjab   and   Haryana   High   Court   in   the   case   of   Estate   of 9 Late Shri Gurcharan Dass Puri, reported in AIR 1987 P&H 122 , as well   as,   the   decision   of   the   Patna   High   Court   in   the   case   of Ramanand   Thakur   v.   Parmanand   Thakur,   reported   in   AIR   1982 Patna 87. 6.10 Making   the   above   submissions   and   relying   upon   the aforesaid  decisions   of  this   Court,  Punjab   &  Haryana   High   Court and   Patna   High   Court,   it   is   prayed   to   allow   the   present   appeal and quash and set aside the orders passed by the learned Single Judge and the Division Bench and consequently reject the plaint under Order VII Rule 11(d) of the CPC. 7. The   present   appeal   is   vehemently   opposed   by   the learned   Advocate   appearing   on   behalf   of   respondent   no.2.     It   is vehemently   submitted   by   the   learned   Advocate   that   in   the   facts and   circumstances   of   the   case,   both   the   learned   Single   Judge and  the  Division  Bench  of  the High  Court  have  rightly  held  that an application under Section 228 of the Act would not be barred by   limitation,   inasmuch   as   Article   137   of   the   Limitation   Act would not be applicable. 7.1 It   is   vehemently   submitted   by   the   learned   Advocate appearing   on   behalf   of  respondent   no.2   that   the   decision   of   this Court in the case of   Kunvarjeet Singh Khandpur (supra)  shall not 10 be   applicable   to   the   facts   of   the   case   on   hand,   as   before   this Court   the   petition   was   under   Section   218/278   of   the   Act, however,   in   the   present   case,   the   petition   is   under   Section 228/276 of the Act. 7.2 It   is   further   submitted   by   the   learned   Advocate appearing   on  behalf  of  respondent  no.2  that  in   the  present  case as such the probate proceedings before the court in England was never objected and there was no objection to the grant of probate. It   is   submitted   that,   in   fact,   the   father   of   the   appellants   and respondent no.2 had given ‘No Objection’ to the said probate.   It is   submitted   that   in   law,   respondent   no.2   is   not   obligated   to apply   for  letters of   administration  in  Delhi.    It  is submitted  that in the case where the probate is not objected to, respondent no.2 had   no   reason   to   seek   the   same   as   well.     It   is   submitted   that therefore ‘right to apply’ under Article 137 of the Limitation Act, if any, never accrued against respondent no.2.  It is submitted that both the learned Single Judge as well as the Division Bench have rightly   dismissed   the   application   under   Order   VII   Rule   11(d)   of the CPC and have rightly refused to reject the plaint. 7.3 Making the above submissions, it is prayed to dismiss the present appeal. 11 8. We   have   heard   the   learned   counsel   for   the   respective parties at length. 9. Two questions arise for consideration before this Court in the present appeal: i) Whether   Article   137   of   the   Limitation   Act   shall   be applicable   for   application   for   grant   of   probate   or   letters   of administration?; ii) Whether   the   application   under   Section   228   of   the Indian Succession Act shall be barred by the period of limitation prescribed   under   Article   137   of   the   Limitation   Act,   and   whether the   period   of   limitation   for   application   under   Section   228   of   the Act   would   start   to   run   from   the   date   of   grant   of   probate   by   a court  of  competent  jurisdiction  situated  beyond  the  limits  of  the State, whether within or beyond the limits of India? 10. Now so far as the first question is concerned, the same is now not   res integra   in view of the direct decision of this Court in the case of   Kunvarjeet Singh Khandpur (supra)  and in the case of   Krishan   Kumar   Sharma   v.   Rajesh   Kumar   Sharma   reported   in (2009)   11   SCC   537.     In   both   the   aforesaid   decisions,   this   Court has   specifically   observed   and   held   that   Article   137   of   the Limitation   Act   shall   be   applicable   to   the   petitions   for   grant   of 12 probate   or   letters   of   administration   also.     Therefore,   question no.1   is   answered   in   the   affirmative   and   it   is   observed   and   held that Article 137 of the Limitation Act, 1963 shall be applicable to the applications for grant of probate or letters of administration.   11. Now   so   far   as   question   no.2   is   concerned,   it   is   the specific   case   on   behalf   of   the   appellants   that   the   application submitted by respondent No.2 for letters of administration under Section   228   of   the   Act   is   barred   by   the   law   of   limitation   as provided under Article 137 of the Limitation Act. As observed and held   hereinabove,   Article   137   of   the   Limitation   Act   shall   be applicable   to   the   application   for   grant   of   probate   or   letters   of administration   submitted   under   Section   276   of   the   Act. Similarly, even the application under Section 228 of the Act shall also be covered by Article 137 of the Limitation Act.  Therefore, it is  observed   and   held  that   Article  137  of   the  Limitation   Act  shall be   applicable   to   the   applications   under   Section   228   of   the   Act also. 12. However,   the   next   question   which   is   posed   for consideration   before   this   Court   is,   when   the   ‘right   to   apply’   can be said to have accrued? 13 12.1 As   per   Article   137   of   the   Limitation   Act,   the   period   of limitation   prescribed   is   three   years   and   the   three   years   begin   to run   when   the   ‘right   to   apply’   accrues.     The   crucial   expression under Article 137 of the Limitation Act is ‘right to apply’.  It is the case on behalf of the appellants that in the present case the ‘right to   apply’   for   letters   of   administration   had   accrued   in   the   year 1997,   more   particularly   on   21.11.1997   when   the   High   Court   of Justice,   District   Probate   Registry,   Birmingham   (UK)   passed   an order   for   grant   of   probate   of   will   dated   16.05.1990   in   favour   of respondent   no.2.     It   is   the   case   on   behalf   of   the   appellants   that therefore   ‘right   to   apply’   under   Section   228   of   the   Act   had accrued   in   favour   of   respondent   no.2   on   21.11.1997   and, therefore, respondent no.2 was required to submit an application for   letters   of   administration   within   a   period   of   three   years   from 21.11.1997.     However,   the   application   for   letters   of administration   has   been   submitted   on   28.02.2001,   i.e.,   after   a lapse of limitation of three years as prescribed under Article 137 of the Limitation Act and therefore Probate Case No. 15/2001 is clearly   barred   by   law   of   limitation   and,   therefore,   the   same   was required to be rejected in exercise of powers under Order VII Rule 11 of the CPC.  It is also the case on behalf of the appellants that 14 so long as the will is not probated, the period of limitation would not   start   running.     However,   once   the   will   is   probated,   in   that case, the period of limitation as provided under Article 137 of the Limitation Act would begin to run from the date on which the will is probated. 13. We   have   heard   the   learned   counsel   for   the   respective parties. 14. At   the   outset,   it   is   required   to   be   noted   that   the relevant   provisions   for   grant   of   probate   or   letters   of administration   with   the   will   would   be   Section   276   of   the   Act. Section 276 of the Act reads as under: “276.Petition   for   probate   –   (1)   Application   for   probate or   for   letters   of   administration,   with   the   Will   annexed, shall   be   made   by   a   petition   distinctly   written   in   English or   in  the  language  in  ordinary   use  in  proceedings  before this Court in which the application is made, with the Will or, in the cases mentioned in sections 237, 238 and 239, a   copy,   draft,   or   statement   of   the   contents   thereof, annexed, and stating— (a) the time of the testator’s death, (b)             that   the   writing   annexed   is   his   last   Will   and testament, (c) that it was duly executed, (d) the   amount   of   assets   which   are   likely   to   come   to the petitioner’s hands, and  15 (e) when   the   application   is   for   probate,   that   the petitioner is the executor named in the Will. (2)   In   addition   to   these   particulars,   the   petition   shall further state – (a)  when the application is  to the District Judge,  that the deceased at the time of his death had a fixed place of abode,   or   had   some   property,   situate   within   the jurisdiction of the Judge; and (b) when the application is to a District Delegate, that the deceased at the time of his death had a fixed place of abode within the jurisdiction of such Delegate. (3) Where the application is to the District Judge and nay portion   of   the   assets   likely   to   come   to   the   petitioner’s hands   is   situate   in   another   State,   the   petition   shall further state the amount of such assets in each State and the District Judges within whose jurisdiction such assets are situate.”   14.1 When   an   application   under   Section   276   of   the   Act   is submitted for probate or for letters of administration with will, if any   objection   is   raised   by   any   body   with   respect   to   execution   of the   will,   in   that   case,   the   applicant   is   required   to   prove   the   will and thereafter the will shall be probated and the court may pass an order for letters of administration.  However, in a case where a will   has   been   proved   or   deposited   in   a   court   of   competent jurisdiction   situated   beyond   the   limits   of   the   State,   whether within   or   beyond   the   limits   of   India,   in   that   case,   as   provided under Section 228 of the Act, when a properly authenticated copy 16 of   the   will   is   produced,   the   letters   of   administration   may   be granted   in   favour   of   such   person.     Meaning   thereby,   in   such   a situation, the will is not required to be proved again and it shall be   conclusive.     Therefore,   Section   228   of   the   Act   shall   be   an enabling  provision and it confers an additional right to apply for letters of administration on the basis of such authenticated copy of   the   will.     Therefore,   as   rightly   observed   by   the   learned   Single Judge and the Division Bench that Section 228 is akin to Section 276 of the Act. 15. Now   the   next   question   which   may   arise   for consideration would be, whether for an application for probate or letters of  administration  with  will, the  period  of limitation  would begin to run from which date? 16. While   considering   the   issue   involved,   the   decision   of this   Court   in   the   case   of   Kunvarjeet   Singh   Khandpur(supra)   is required   to   be   referred   to   and   considered.     In   the   said   decision, this  Court considered the  decision  of  the  Bombay  High Court  in the   case   of   Vasudev   Daulatram   Sadarangani   v.   Sajni   Prem Lalwani reported in AIR 1983 Bom. 268 , as well as, the decision of the   Madras   High   Court   in   the   case   of   S.   Krishnaswami   v.   E. Ramiah, reported in AIR 1991 Mad. 214 .  In the said decision, this 17 Court referred to and considered paragraph 17 of the decision of the   Madras   High   Court   in   the   case   of   S.   Krishnaswami(supra) , which reads as under: “17. In a proceeding, or in other words, in an application filed   for   grant   of   probate   or   letters   of   administration,   no right   is   asserted   or   claimed   by   the   applicant.   The applicant only seeks recognition of the court to perform a duty.   Probate   or   letters   of   administration   issued   by   a competent court is conclusive proof of the legal character throughout   the   world.   An   assessment   of   the   relevant provisions   of   the   Indian   Succession   Act,   1925   does   not convey a meaning  that by the proceedings filed for grant of   probate   or   letters   of   administration,   no   rights   of   the applicant   are   settled   or   secured   in   the   legal   sense.   The author of the testament has cast the duty with regard to the   administration   of   his   estate,   and   the   applicant   for probate   or   letters   of   administration   only   seeks   the permission   of   the   court   to   perform   that   duty.   There   is only   a   seeking   of   recognition   from   the   court   to   perform the   duty.   That   duty   is   only   moral   and   it   is   not   legal. There   is   no   law   which   compels   the   applicant   to   file   the proceedings for probate or letters of administration. With a   view   to   discharge   the   moral   duty,   the   applicant   seeks recognition from the court to perform the duty. It will be legitimate to conclude that the proceedings filed for grant of probate or letters of administration is not an action in law. Hence, it is very difficult to and it will not be in order to construe the proceedings for grant of probate or letters of   administration   as   applications   coming   within   the meaning   of   an   ‘application’   under   Article   137   if   the Limitation Act, 1963.”   18 16.1 This   Court   approved   the   observations   made   in paragraph   17   by   the   Madras   High   Court   in   the   case   of   S. Krishnaswami   (supra)   insofar   as   the   nature   of   the   petition   for grant   of   probate   or   letter   of   administration   is   concerned. However,   this   Court   did   not   agree   with   the   finding   that   the application for grant of probate or letters of administration is not covered by Article 137 of the Limitation Act. 16.2 In   the   aforesaid   decision,   this   Court   also   considered and referred to paragraph 16 of the decision of the Bombay High Court   in   the   case   of   Vasudev   Daulatram   Sadarangani   (supra)   in paragraph 15, which reads as follows: “16.   Rejecting   Mr.   Dalpatrai’s   contention,   I   summarise my conclusions thus –  (a) Under   the   Limitation   Act   no   period   is   advisedly prescribed   within   which   an   application   for   probate, letters of administration or succession certificate must be made; (b) The assumption that under Article 137 the right to apply necessarily accrues on the date of the death of the deceased, is unwarranted; (c) Such an application is for the court’s permission to perform a legal duty created by a will or for recognition as a   testamentary   trustee   and   is   a   continuous   right   which can be exercised any time after the death of the deceased, as long as the right to do so survives and the object of the trust exists or any part of the trust, if created, remains to be executed; 19 (d) The   right   to   apply   would   accrue   when   it   becomes necessary to apply which may not necessarily be within 3 years from the date of the deceased’s death; (e) Delay   beyond   3   years   after   the   deceased’s   death would   arouse   suspicion   and   greater   the   delay,   greater would be the suspicion; (f) Such   delay   must   be   explained,   but   cannot   be equated with the absolute bar of limitation; and (g) Once   execution   and   attestation   are   proved, suspicion of delay no longer operates.”   This   Court   did  not   agree   with/approve   conclusion  (b). However, approved conclusion (c), reproduced hereinabove. 17. Therefore, considering the law laid down by this Court in   the  case  of   Kunvarjeet   Singh  Khandpur  (supra) ,  it  can  be  said that in a proceeding, or in other words, in an application filed for grant of probate or letters of administration, no right is asserted or claimed by the applicant.  The applicant only seeks recognition of   the   court   to   perform   a   duty.   Probate   or   letters   of administration issued by a competent court is conclusive proof of the   legal   character   throughout   the   world.     That   the   proceedings filed   for   grant   of   probate   or   letters   of   administration   is   not   an action in law but it is an action   in rem .   As held by this Court in the   case   of   Kunvarjeet   Singh   Khandpur   (supra),   an   application for   grant   of   probate   or   letters   of   administration   is     for   the 20 court’s   permission   to   perform   a   legal   duty   created   by   a   will or   for   recognition   as   a     testamentary   trustee   and   is   a continuous   right   which   can   be   exercised   any   time   after   the death of the deceased, as long as the right to do so survives and  the object of the trust exists or any part of the trust, if created, remains to be executed.              Therefore,   even   if   the   will   is   probated   by   any   court mentioned   in   Section   228   of   the   Act,   right   to   get   the   letters   of administration is a continuous right which can be exercised any time, as long as  the right to do so survives and the object of the trust   exists   or   any   part   of   the   trust,   if   created,   remains   to   be executed.  18. Applying   the   law   laid   down   by   this   Court   in   the aforesaid   decision   and   the   observations   made   hereinabove,   the submission   on   behalf   of   the   appellants   that   Probate   Case   No. 15/2001   filed   by   respondent   no.2   for   letters   of   administration under Section 228 of the Act, read with Section 276 of the Act is barred by law of limitation, cannot be accepted.   At this stage, it is   required   to   be   noted   that   even   in   the   plaint,   it   is   specifically pleaded that after passing away of the father of the parties in the 21 year   2000,   the   appellants   started   intermeddling   with   properties bequeathed   to   respondent   no.2,   which   were   situated   in   Delhi and, therefore, left with no option, he was compelled to apply for letters of administration.  Therefore, even as per the pleadings in the   application,   the   cause   of   action   started   from   the   date   on which   the   appellants   started   intermeddling   with   the   properties bequeathed  to  respondent  no.2, after  passing  away  of  the  father of   the   parties   in   the   year   2000.   Therefore,   in   the   facts   and circumstances of the case, both the learned Single Judge and the Division   Bench   have   rightly   refused   to   reject   the   application   in exercise   of   powers   under   Order   VII   Rule   11   of   the   CPC.     In   the facts   and   circumstances   of   the   case   and   as   observed hereinabove,   it   cannot   be   said   that   the   application   for   letters   of administration was  clearly  barred by  the  law  of limitation which was required to be rejected in exercise of powers under Order VII rule   11(d)   of   the   CPC.     We   are   in   complete   agreement   with   the view taken by the High Court. 19. In view of the above and for the reasons stated above, the   present   appeal   fails   and   the   same   deserves   to   be   dismissed and   is   accordingly   dismissed.     However,   in   the   facts   and circumstances of the case, there shall be no order as to costs. 22 ……………………………………J. [L. NAGESWARA RAO] NEW DELHI; …………………………………….J. APRIL 29, 2019. [M.R. SHAH] 23