Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manishabai Budha Pardhi vs Magan Nhanu Pardhi
2016 Latest Caselaw 7600 Bom

Citation : 2016 Latest Caselaw 7600 Bom
Judgement Date : 22 December, 2016

Bombay High Court
Manishabai Budha Pardhi vs Magan Nhanu Pardhi on 22 December, 2016
Bench: T.V. Nalawade
                                                    WP No. 4682/15 & Ors.
                                          1




                                                                          
                      IN THE HIGH COURT AT BOMBAY
                  APPELLATE SIDE, BENCH AT AURANGABAD




                                                  
                            WRIT PETITION NO. 4682 OF 2015

     Shri. Bhudha Bhila Pardhi,
     Age 40 years, Occu. Agriculture
     At Post Pardhi Wada, Sindkheda,




                                                 
     Tal. Shindkheda, Dist. Dhule.                ....Petitioner.


                      Versus




                                       
     Hausabai Magan Pardhi,
     Age 72 years, Occu. Agriculture,
                             
     Through - Magan Nhanku Pawar (Pardhi),
     At Post Mora Bhagal, Hanuman Tekdi,
     Jitendra Nagar, House No. 85, Rander,
                            
     Surat, (Gujrat).                       ....Respondent.


                                         WITH
                           WRIT PETITION NO. 4683 OF 2015
      

                                         WITH
                         CIVIL APPLICATION NO. 10672 OF 2015
   



     Manishabai Budha Pardhi,
     Age 35 years, Occu. Farmer,
     At Post Pardhi Wada, Sindkheda,





     Tal. Shindkheda, Dist. Dhule.                ....Petitioner.


                      Versus

     Magan Nhanu Pardhi,





     Age 70 years, Occu. Farmer,
     At Post Mora Bhagal, Hanuman Tekdi,
     Jitendra Nagar, House No. 85, Rander,
     Surat, (Gujrat).                             ....Respondent.

                                         WITH
                            WRIT PETITION NO. 4817 OF 2015

     Bebibai Budha Pardhi,
     Age 40 years, Occu. Agriculture,




    ::: Uploaded on - 23/12/2016                  ::: Downloaded on - 24/12/2016 01:13:04 :::
                                                     WP No. 4682/15 & Ors.
                                          2




                                                                          
     At Post Pardhi Wada, Sindkheda,
     Tal. Shindkheda, Dist. Dhule.                 ....Petitioner.




                                                  
                      Versus

     Raju Magan Pardhi,
     Age 46 years, Occu. Farmer,




                                                 
     At Post Mora Bhagal, Hanuman Tekdi,
     Jitendra Nagar, House No. 85, Rander,
     Surat, (Gujrat).                              ....Respondent.




                                       
     Mr. M.V. Bhamre, Advocate for petitioners.
     Mr. S.P. Shah, Advocate for respondents.
                              ig       CORAM : T.V. NALAWADE, J.

DATED : 22nd December, 2016.

ORAL JUDGMENT :

1) Rule. Rule made returnable forthwith. By consent,

heard both the sides for final disposal.

2) In the three suits, the applications were filed by

plaintiff for impounding of the documents like agreement written

on stamp paper of Rs.100/- denomination and the possession

receipt. Readiness was shown by the plaintiff to pay the stamp

duty and penalty.

3) The learned Judge of the Trial Court has rejected the

applications by holding that such step was not taken for about

three years. Other reason is given that in view of the provision of

WP No. 4682/15 & Ors.

section 47 of Indian Registration Act, the agreement can be

considered for collateral purpose when the suit is filed for relief

of specific performance of contract.

4) The reasoning given by the Trial Court shows that the

Court has not touched the provisions of Maharashtra Stamp Act,

1958. Both the sides took this Court through the provisions of

sections 33 to 37 of the said Act. These provisions show that it is

the duty of the Court to see that the document on which proper

stamp duty is not paid, is impounded and further procedure is

followed. It appears that in the present matters, there is some

misconception. In the agreement which was written on stamp

paper, the consideration amount was shown, but separate

possession receipts were prepared to avoid the payment of

stamp duty and also registration. In view of these circumstances,

this Court holds that the Trial Court has committed error in view

of provision of section 34 of the aforesaid Act. The Trial Court

ought to have impounded the documents. The Trial Court is to

follow the procedure laid down for recovery of stamp duty and

penalty.

5) The learned counsel for respondents placed reliance

on two cases of this Court reported as 2005(1) ALL MR 335

WP No. 4682/15 & Ors.

[M/s. Conwood Agencies Pvt. Ltd. Vs. Namdeo Pandurang

Panchal & Anr.] and the case bearing W.P. No. 1175/2010

dated 30th June 2010 [Sangeeta Rajendra Wani Vs.

Bhaskar Gangadhar Shinde and Anr.] to show the procedure.

6) In the result, the petitions are partly allowed. The

applications filed by the plaintiffs for impounding aforesaid two

documents in each case are allowed to that extent. The

aforesaid observations in respect of the documents are for the

present purpose only. Civil Application is also disposed of.

Rule is made absolute in aforesaid terms.

[ T.V. NALAWADE, J. ] ssc/

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter