Wednesday, 15, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sitaram Maruti Nagpure vs Fakirchand Purushottam Dhase
2001 Latest Caselaw 162 Bom

Citation : 2001 Latest Caselaw 162 Bom
Judgement Date : 26 February, 2001

Bombay High Court
Sitaram Maruti Nagpure vs Fakirchand Purushottam Dhase on 26 February, 2001
Equivalent citations: 2001 (3) BomCR 396
Author: A Khanwilkar
Bench: A Khanwilkar

JUDGMENT

A.M. Khanwilkar, J.

1. The question that arises for consideration in this petition is whether the petitioner-tenant is liable for eviction within the meaning of section 12(3)(a) Bombay Rents, Hotel and Lodging House Rates Control Act, 1947. The Courts below have decreed the suit. Mr. Joshi for the petitioner contends that since the respondent landlord refused to accept the money order sent by the petitioner, in law he had waived the same; and, therefore, there was no cause of action for either issuance of suit notice or the institution of suit on the ground of default. He has placed reliance on the decision of this Court in the case of Kamalabai Baburao Kabade v. Laxmibai Janardan Jagtap, and an unreported judgment in Writ Petition No. 3227 of 1987, dated June 8, 2000. Mr. Rao for the respondents on the other hand relied on the decision in the case of Abdul Gani Dinalli Momin v. Mohamed Yusuf Mohamed Isak, reported in Vol. 80 Bom.L.R. 646. He contends that the decision in Suka Ishram v. Ranchhoddas, 74 Bom.L.R. 220, on the basis of which the aforesaid two judgments have been decided by this Court, has been over-ruled in this judgment. Although it is true that Justice Jahagirdar in 80 Bom.L.R. 646 has overruled the view taken by Justice Bhole in 74 Bom.L.R. 220, but both the decisions being of Single Judge; coupled with the fact that decision of Justice Jahagirdar was not placed before this Court which decided the case and unreported judgment in Writ Petition No. 3227 of 1987. I would think it appropriate to refer this matter to the Division Bench for an authoritative pronouncement on the issue that arises for consideration. Office to place the papers before the Hon'ble Chief Justice for appropriate orders in usual course.

 
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 : IDRC

 
 
Latestlaws Newsletter