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

Ramrao Mahadeorao Dahapute vs Ramkrushna Shivramkji Ghayar And ...
2016 Latest Caselaw 4362 Bom

Citation : 2016 Latest Caselaw 4362 Bom
Judgement Date : 2 August, 2016

Bombay High Court
Ramrao Mahadeorao Dahapute vs Ramkrushna Shivramkji Ghayar And ... on 2 August, 2016
Bench: Ravi K. Deshpande
                                           1             sa416.02 445.02.odt

                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                             NAGPUR BENCH, NAGPUR




                                                                              
                                                      
                             SECOND APPEAL NO. 416 OF 2002


                Ramrao Mahadeorao Dahapute,




                                                     
                aged 45 years, Resident of Shirala,
                Tah. Shirala, Distt. Amravati.                          APPELLANT

                                   ...VERSUS...




                                        
     1]         Ramkrishna Shivramji Ghoyar,
                             
                aged 52 years, Occ..
                Resident of Shirala, Tahsil and
                District Amravati.
                            
     2]         Shri Dadaji Dhuniwale Sansthan, Shirala,
                through its president Shri Nilkanth Madhaorao
                Deshmukh, 50 years, Agriculturist,
      

                Resident of Shirala, Tahsil and 
                District Amravati....                          RESPONDENTS
   



                                           AND

                             SECOND APPEAL NO. 445 OF 2002





                Shri Dadaji Dhuniwale Sansthan, Shirala,
                through its president Shri Nilkanth Madhaorao
                Deshmukh, 50 years, Agriculturist,





                Resident of Shirala, Tahsil and 
                District Amravati.                         APPELLANT

                                   ...VERSUS...

     1]         Ramkrishna Shivramji Ghoyar,
                aged 52 years, Occ..
                Resident of Shirala, Tahsil and
                District Amravati.




    ::: Uploaded on - 04/08/2016                      ::: Downloaded on - 05/08/2016 00:26:47 :::
                                                 2             sa416.02 445.02.odt

     2]       Ramrao Mahadeorao Dahapute,
              aged 45 years, Resident of Shirala,




                                                                                   
              Tah. Shirala, Distt. Amravati.....            RESPONDENTS




                                                           
     -------------------------------------------------------------------------------------------
     Shri P.R.Agrawal, counsel for appellant in SA No.416 of 2002 and for 
     Respondent No.2 in SA No.445 of 2002
     Smt.   S.W.Deshpande,   counsel   for   Respondent   No.1   in   both   second




                                                          
     appeals.
     Shri   P.R.Agrawal,   counsel   for   R-2   in   SA   No.416   of   2002   and   for
     Appellant in SA No.445 of 2002
     -------------------------------------------------------------------------------------------




                                            
                              CORAM: R. K. DESHPANDE, J.
                              DATE    : 2     nd  AUGUST, 2016 .

     ORAL JUDGMENT
                             
                            
              1]               The trial Court passed a decree in Regular Civil

Suit No. 850 of 1989 on 31.01.1996, restraining the

defendants permanently from interfering with the possession

of the plaintiff over the suit field. Both the defendants

preferred separate appeals, being Regular Civil Appeal No.

70 of 1996 and Regular Civil Appeal No. 71 of 1996 and the

lower appellate Court dismissed both the appeals on

19.06.2002. Hence, the defendants are before this Court in

these second appeals.

2] The matter was admitted on the following

substantial question of law on 15.09.2005.

3 sa416.02 445.02.odt

Whether a decree of declaration and permanent injunction concerning of

possession can be passed in favour of one of the co-owners and against the other

co-owner of the suit property?

3] Undisputedly, the plaintiff along with Smt.

Kausalyabai and Smt. Reotabai were having undivided share

and interest to the extent of 1/3rd each in Survey No. 504,

admeasuring 3 acres of land. By registered sale deed dated

15.12.1986, Smt.Kausalyabai and Smt.Reotabai sold their

undivided share and interest in the suit property in favour of

the defendant No.1 who became the absolute owner to the

extent of the said share in the suit property.

4] The plaintiff claims himself to be in exclusive

possession of the entire property. The Courts below have

also recorded such a finding. However, there cannot be an

order of injunction against the co-owners restraining them

from interfering with the possession of the another co-owner.

The property is not yet partitioned by metes and bound and

the possession of one of the co-owner is treated as

possession of all the co-owners. The substantial question of

law is answered accordingly. Consequently, the suit is

4 sa416.02 445.02.odt

required to be dismissed.

5] In the result, the second appeal is allowed. The

judgment and order dated 31.01.1996 passed by the trial

Court in Regular Civil Suit No. 850 of 1989 and that of the

appellate Court dated 19.06.2002 passed in Regular Civil

Appeal Nos. 70 of 1996 and 71 of 1996. The Regular Civil

Suit No. 850 of 1989 is dismissed.

The parties are left with liberty to adopt all such

appropriate proceedings as are available to them in the eyes

of law including to file a suit for partition and separate

possession.





                                                                      JUDGE


     Rvjalit






                                            5            sa416.02 445.02.odt

                                   C E R T I F I C A T E




                                                                             

"I certify that this Judgment/Order uploaded is a true and correct copy

of original signed Judgment/Order.

Uploaded by : R.V.Jalit, P.A. Uploaded on : 4th August, 2016

 
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