Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Second Appeal No. 115 Of 1997 vs Unknown
2009 Latest Caselaw 108 Bom

Citation : 2009 Latest Caselaw 108 Bom
Judgement Date : 16 December, 2009

Bombay High Court
Second Appeal No. 115 Of 1997 vs Unknown on 16 December, 2009
Bench: A.P. Bhangale
                                     1

        IN THE HIGH COURT OF JUDICATURE AT BOMBAY,

                NAGPUR BENCH : NAGPUR




                                                                    
                                            
    Second Appeal No. 115 of 1997




                                           
    Appellant       :   Atmaram son of Ganu Nagrale, aged about

                        53 years, occ: cultivator, resident

                        Baman Wada, tahsil Rajura, District




                                 
                     ig Chandrapur

                        versus

    Respondent      :   Baliram son of Ganu Nagrale, aged about

35 years, occ: cultivator, resident of

Baman wada, Tahsil Rajura, District

Chandrapur

Mr M.B. Badiye, Advocate for appellant

Mr M.P. Khajanchi, Advocate for respondent

Coram : A.P. Bhangale, J

Dated : 16th December 2009

Judgment

1. This is an appeal from judgment and order dated

26.8.1996 passed by the Additional District Judge,

Chandrapur in Regular Civil Appeal No. 165 of 1985 whereby

judgment and order passed in Regular Civil Suit No. 20 of

1981 by the Civil Judge, Junior Division, Rajura on

29.3.1985 was reversed.

2. It is not in dispute that Ganu Nagrale had died

in the year 1974-75 and his wife had predeceased him in

1973-74. Ganu had three sons. Eldest son Hari died in

the year 1973. However, he was separated in 1950-51 and

land admeasuring 12 and half acres was given to his share.

The joint family property viz. old survey number 23 (re-

numbered as survey number 289) and old survey number 25

(re-numbered as survey numbers 209 and 210) was

partitioned in the year 1966 after appellant and

respondent were separated. Old survey number 23 (new

289) was given in the share of plaintiff Atmaram and old

survey no. 205 (new 209, 210) was given in the share of

defendant Baliram. Mutation entries in revenue record

relied upon in the suit proceedings as exhibits 69, 70,

77, 78 and 79 indicated that partition had been effected

accordingly and since 1966-67 parties were cultivating the

land given in their share separately as Ganu Nagrale

himself had effected partition during his life-time.

3. Plaintiff Atmaram instituted Regular Civil Suit

No. 20 of 1981 in the Court of Civil Judge, Junior

Division, Rajura claiming possession of 3 acres of land

from his brother Baliram (defendant) or in the

alternative, for partition of entire landed property

equally by metes and bounds, claiming half share in the

entire property. According to plaintiff, after the death

of his father Ganu, immoveable property of Ganu was

partitioned between him and defendant. Land survey number

289 came to the share of plaintiff as also further 4

acres of land from survey no. 210 while land survey no.

209 (remaining land) and survey no. 210 was given to the

share of defendant. Plaintiff referred to the dispute as

to immovable property initiated by defendant Baliram under

Section 145 Cr.P.C. which was decided by the Sub-

Divisional Officer, Rajura in favour of plaintiff, but the

revisional court decided it in favour of defendant.

Plaintiff sent registered notice through his counsel to

defendant and demanded 3 acres and 20 gunthas out of land

survey no. 210, but the defendant denied the claim. Thus,

plaintiff filed suit for possession of land or in the

alternative for equal partition.

4. Defendant resisted suit claim by filing written

statement. He contended that property was partitioned in

the year 1966-67 and entries in revenue record were

effected accordingly. He denied claim of plaintiff that

there was no partition and that there was oral family

arrangement of temporary nature.

5. The trial Court by judgment and decree dated

29.3.1985 directed equal division of land survey nos. 289,

210, 209 of village Bamanwada between the parties. Being

aggrieved by the said judgment and decree, defendant

filed Regular Civil Appeal No. 165 of 85. The 1st

Appellate Court reversed judgment and decree of the trial

Court and thereby dismissed the suit. Hence, this appeal.

6. This appeal was admitted on 30.4.1998 on the

following substantial question of law :-

"Whether the appellate court was justified

in reversing the judgment of the trial

Court ?

7. The question of law framed earlier was re-

formulated vide order dated 30.9.2009 as under :

"Whether the conclusion of the First

Appellate Court that there was in fact

a partition of the suit property on

account of the long standing entries in

the revenue record was correct or as

suggested by the plaintiff it could

only be treated as family arrangement ?"

8. The answer to this substantial question of law

has to be answered in the manner that it was a partition

of joint family property acted upon since 1966-67 and

evidenced by long-standing mutation entries in revenue

records. In other words, it was not a temporary oral

family arrangement as claimed by the plaintiff.

9. In support of the appeal, learned counsel for

the appellant submitted that partition can be reopened on

the ground that it was not equal division between the two

brothers and therefore, 1st Appellate Court was in error to

direct dismissal of the suit. According to learned

counsel for the appellant, the division of property

between appellant and respondent was merely a family

arrangement as orally set out by their father Ganu and,

therefore, appeal deserves to be allowed.

10. Learned counsel for the respondent, on the other

hand, submitted that arguments advanced on behalf of

appellant are contrary to settled legal position. He

submitted that plaintiff and defendant had separated since

the year 1959 and parties were separate in residence since

then and agricultural lands were partitioned between them

inasmuch as land survey no. 23 (old) 289 (new) was given

in the share of plaintiff Atmaram and land survey no. 25

(old), 209 and 210 (new) was given in the share of

defendant Baliram and accordingly, entries in the revenue

records were taken which are at exhibits 56, 57, 58, 77

and 78. He submits that entries in revenue records show

that plaintiff and defendant were separately cultivating

the lands partitioned.

11. Learned counsel for respondent has pressed into

service judgment of the Supreme Court in Gangabai and ors

v. Frakirgowda and ors reported in Indian Appeals, Vol.

LVII 61. The Apex Court in the said case found that there

was no allegation that entries in revenue records were

made in collusion and the entries were made after public

enquiry. The Court observed thus -

"..... These entries were made after public

inquiry and it is impossible to believe that

Somappa would not have heard of them during his

lifetime. There was no cross-examination

suggesting that the entries were collusive, nor

was any evidence led on this point. Bahaguni

was nominated to his office by Somappa as his

deputy, and was a friend of his. Their

Lordships are ig therefore unable to give any

weight to mere suggestions of fraud and

collusion based on suspicion without any

evidence to support the same. The

plaintiff/respondents alleged throughout that

the partition was unequal and was therefore

improbable, but it seems to their Lordships

that, if the partition was improbable, the

arrangement of separate enjoyment of the

properties unequal in value lasting for a

considerable number of years, and the

acquiescence in the alienations by Baswantrao

and the enjoyment of the property to the same

extent by the widow of Baswantrao, is more

improbable."

Learned counsel for respondent, thus, contended

that since partition was acted upon evidenced by long-

standing revenue entries, there was acquiescence on the

part of plaintiff and he is estopped from challenging the

partition. Learned counsel for respondent has further

relied upon Brijraj Singh and anr v. Sheodan Singh and ors

reported in Indian Appeals Vol XL 161. The following

observations in the said judgment are relevant :

"The claim of the plaintiffs in this action

evidently arose from the suggestion of the

pleaders whom they consulted after quarrels arose

in the family and was based on the fact that the

document which evidences the partition is termed a

will. It is obvious that such a partition could

not have been made by Balwant Singh by will

strictly so called. But, as has been already

pointed out, the document is much more than a will

(if indeed it is in any sense a will at all), for

it describes and witnesses to a family arrangement

contemporaneously made and acted on by all

parties. Every one treated it as such at the

time. The mutations of names showed this beyond

contro9versy. There is nothing, therefore, in the

fact that the document is called a will which

invalidates the parties, which was undoubtedly

made in fact, and which was acted on by all

parties for ten years without any dispute or

misunderstanding as to their respective rights

under it."

Learned ig counsel then relied upon Munna Lal

(Dead) by LRs and ors v. Suraj Bhan and ors reported in

(1975) 1 SCC 556. Paragraph 7 of the judgment, relevant

for the present purpose, reads as under :

"As regards the second contention that Ex. Y is not

binding on defendant No. 1, he not having signed it, the

absence of defendant no. 1's signature on the memorandum

of partition will not invalidate the partition effected by

the Panch. Besides, as held by the High Court, the

conduct of the parties subsequent to the parties shows

that the arrangement effected under the guidance of the

Panch was mutually accepted and acquiesced in. After the

parties, the erstwhile partners began to look after their

respective properties separately. The property allotte4d

to the share of the plaintiff was in the possession of a

tenant but defendants nos. 1 to 3 did not even ask for a

share in the rent of the property. It is urged on behalf

of the appellant that there is nothing to show that the

tenant paid the rent. But, in the absence of any

allegation that the tenant had not paid the rent, it would

be reasonable to assume that the tenant had not committed

default in payment of the rent. Further, taxes in respect

of the shop allotted to the share of defendants Nos. 1 to

3 were separately paid by them. Thus the second

contention must also fail."

12. Learned counsel for appellant was unable to

contradict these submissions.

13. The 1st Appellate Court appears to have arrived

at a correct conclusion in view of the facts and

circumstances of the case that even if the family

arrangement is assumed to have taken place in the year

1966, the parties accepted and the same can be termed as

partition. The acquiescence as to partition is evidenced

by entries in revenue records. Considering the fact that

there was partition of family property between the

parties in the year 1966-67, suit for possession or for

reopening of partition in the alternative, ought to have

been dismissed by the trial Court since the plaintiff and

the defendant were already in possession of their

respective share and there was no need for further

partition. The conclusion drawn by the 1st Appellate Court

that property of the family was partitioned since the year

1966 and it had been acted upon continuously as evidenced

by the entries in revenue records, cannot be interfered on

the ground raised by learned counsel for appellant that

there was merely oral family arrangement of temporary

nature.

14. The view taken by the 1st Appellate Court is

consistent with the principles of law and the ratio laid

down in the aforesaid rulings. There would be no

justification to interfere with the impugned judgment and

order. Second Appeal is, therefore, dismissed with costs.

A.P. BHANGALE, J

hsj

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter