Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Santosh S/O. Vishnu Avdhut vs Uday S/O. Gulabrao Fokmare
2016 Latest Caselaw 3646 Bom

Citation : 2016 Latest Caselaw 3646 Bom
Judgement Date : 7 July, 2016

Bombay High Court
Santosh S/O. Vishnu Avdhut vs Uday S/O. Gulabrao Fokmare on 7 July, 2016
Bench: Prasanna B. Varale
                                                          1                           jg.ao7,15 & 16.16.odt




                                                                                                 
                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                              : NAGPUR BENCH : NAGPUR.




                                                                        
                            APPEAL AGAINST ORDER NO. 7 OF 2016

    Santosh s/o Vishnu Avdhut 
    Aged about : 30 years, Occupation :




                                                                       
    Agriculturist, Residing at Deosri, 
    Taluka Akot, District : Akola.                                                 ... Appellant/
                                                                                       (Org. Defendant) 
             // Versus //  




                                                         
    Uday S/o Gulabrao Fokmare 
                                    
    C/o. Dr. Gulabrao Fokmare Aged about : 35 
    years, Occupation : Service, residing at 
    Deosri, Taluka : Akot, District : Akola.                                       ... Respondent/
                                   
                                                                                        (Org. Plaintiff)
                                          -----------------------------------
                                                        with
                           APPEAL AGAINST ORDER NO. 15 OF 2016
       


    (1)      Chhabutai Murlidhar Gaikwad  
             Aged about 57 years, 
    



             Occupation : Household

    (2)      Suresh Murlidhar Gaikwad  
             Aged about 35 years, 





             Occupation : Cultivator, 

    (3)      Narendra Murlidhar Gaikwad  
             Aged about 33 years, 
             Occupation : Cultivator, 





             All R/o Deori, Tq. Akot, District : Akola.

    (4)      Tilottama Madhukar Dhanokar
             Aged 28 years, Occ. Household
             R/o. Belura, Tq. Nandura, 
             Distt. Buldana.                                                        ... Appellants
                                                                                       (Org. Defendants)
             // Versus //  

    Uday Gulabrao Fokmare 
    Aged about : 35 years, 



           ::: Uploaded on - 15/07/2016                                  ::: Downloaded on - 30/07/2016 08:30:13 :::
                                                         2                          jg.ao7,15 & 16.16.odt




                                                                                              
    Occupation : Cultivator,
    C/o. Mr. Gulabrao Fokmare  
    R/o. Deori, Tq. Akot, District : Akola.                                       ... Respondent




                                                                      
                                                                                       (Orig. Plaintiff)
                                     ----------------------------------------
                                           with
                            APPEAL AGAINST ORDER NO. 16 OF 2016




                                                                     
    Sau. Indubai Balu Gaikwad
    Aged about 40 years, 
    Occupation : Agriculturist,




                                                      
    R/o. Deori, Tq. Akot, District : Akola.                                       ... Appellant
                                                                                     (Orig. Defendant) 
            // Versus //  

    Uday Gulabrao Fokmare 
                                  
    Aged about : 35 years, 
                                 
    Occupation : Cultivator,
    C/o. Mr. Gulabrao Fokmare  
    R/o. Deori, Tq. Akot, District - Akola.                                      ... Respondent
                                                                                     (Orig. Plaintiff)
       


    --------------------------------------------------------------------------------------------------------
    Shri Rahul D. Dhande with Shri Vipul B. Bhise, Advocates for the appellants 
    



    Shri Raghav G. Kavimandan, Advocate for the respondent
    ---------------------------------------------------------------------------------------------------------
                                                        CORAM :  PRASANNA B. VARALE, J.
                                                        DATE     :  7-7-2016.





    JUDGMENT :

Heard Shri Rahul D. Dhande with Shri Vipul B. Bhise, learned

counsel appearing for the appellants and Shri Raghav G. Kavimandan,

learned counsel for the respondent.

2. Rule. Rule made returnable forthwith.

3. The appellants in the present appeals challenged the judgment

3 jg.ao7,15 & 16.16.odt

and order passed by the learned District Judge, Akot in Regular Civil Appeal

Nos. 13/2010, 14/2010 and 2/2011 dated 30-10-2015.

4. The respondent - plaintiff filed Regular Civil Suit Nos.

158/1998, 180/1998 and 27/1999 before the learned Civil Judge Junior

Division, Akot alleging that the appellants herein and the defendants before

the learned Civil Judge Junior Division were encroachers and prayed for

removal of encroachment, possession and damages and mesne profit. The

suit was contested by the present appellants by submitting that they were

not the encroachers over the land but the property was purchased by them.

The application was submitted before the Tahsildar/Inspector of Land

Records by the respondent - plaintiff for measurement of the suit property.

The plaintiff being dissatisfied for the measurement of T.I.L.R. applied for

Nimtana measurement. The Nimtana measurement held that the appellants

have encroached over the property of the respondent. The learned Civil

Judge Junior Division, Akot, relying on the measurement report, decreed the

suit in favour of the plaintiff. Being aggrieved by the judgment and order

passed by the learned Civil Judge, Akot, appeals were preferred before the

learned District Judge, Akot. By common judgment and order dated

30-10-2015, the appeals were partly allowed. Learned District Judge set

aside the judgment and decree passed by learned Civil Judge Junior Division,

Akot and remitted the matters back to the learned trial Court with directions,

4 jg.ao7,15 & 16.16.odt

namely :

    (A)       To   appoint   cadestal   surveyor   as   Court   Commissioner   and




                                                                
    remeasurement of the properties, 

    (B)       to decide the suit expeditiously. 




                                                               
    (C)       Learned Trial Court to permit to adduce additional evidence if advised

as permissible in law on point of such additional measurement only.

(D) Initially, the defendants to bear the cost of measurement and the

learned trial Court to consider the apportionment of such expenses at the

time of final decree. If the costs are not paid, necessary inference can be

drawn by the learned Trial Court.

(E) Parties to appear before the learned Trial Court on 1-12-2015.

5. Learned counsel Shri Dhande and Shri Bhise appearing for the

appellants respectively submitted that the appellants are aggrieved only

in respect of the clause (D) of the judgment and order passed by the

learned District Judge - 1, Akot. It was the submission of learned counsel

Shri Dhande that by clause (D), the learned District Judge directed the

defendants to bear the costs of measurement and further observed that if the

costs are not paid, necessary inference can be drawn by the learned trial

Court and this direction is against the provisions of law, namely, the Order

XXVI Rule 15 of the Code of Civil Procedure and is clearly unsustainable.

Shri Dhande, learned counsel in support of his submissions, placed reliance

5 jg.ao7,15 & 16.16.odt

on certain judgments. Shri Dhande submitted that while remitting the

matter back to the learned trial Court observing that the Commissioner is

required to be appointed for measurement of the lands, the learned District

Judge only on consideration of the fact that the plaintiff has carried out the

exercise of measurement earlier, held that it would be appropriate for the

defendants to put the burden of bearing the costs of measurement on

the appellants-defendants by clause (D) of judgment and order dated

30-10-2015.

6. Per contra, Shri Kavimandan, learned counsel for the respondent

(original plaintiff) submitted that the judgment and order passed by the

learned District Judge, Akot and more particularly, clause (D) of the

judgment and order which is challenged by the appellants is just and proper.

Shri Kavimandan further submitted that under Order XXVI Rule 15 of the

Code of Civil Procedure, the learned Civil Court enjoys the discretionary

powers and by exercising those powers, the learned District Judge directed

the appellants-defendants to bear the costs of measurement. Learned

counsel Shri Kavimandan placed reliance on the judgments reported in (1)

AIR 1957 SC 912(1) in the case of State of U.P. Vs. Manbodhan Lal

Srivastava and (2) AIR 1927 Calcutta 907 in the case of Nripendra

Bhusan Roy and ors. Vs. Raja Pramatha Bhusan Deb Ray.

7. The controversy involved in the present appeals is limited one, it

6 jg.ao7,15 & 16.16.odt

would not be necessary to refer the facts in detail on the backdrop of the

controversy involved in the present appeals. It would suffice to refer to the

certain relevant facts. The respondent - plaintiff filed the suit alleging that

the appellants - defendants were encroachers and prayed for possession,

removal of encroachment, possession of suit field and mesne profit. The

appellants have denied the allegations that they were encroachers and it was

the stand of the appellants that suit field was purchased by them from one

Ashok Fokmare and were the owner of the land. It was submitted by the

appellants that the Nimtana Measurement on which the plaintiff was relying

on, was conducted without issuing notice to the appellants.

8. In view of the rival submissions of the learned counsel and on

the backdrop of the controversy involved in the present appeal, it would be

necessary to refer to the relevant provision, namely, Order XXVI Rule 15 of

the Code of Civil Procedure.

15. Expenses of Commission to be paid into Court : -

Before issuing any commission under this Order, the Court

may order such sum (if any) as it thinks reasonable for the expenses of the commission to be, within a time to be fixed, paid into Court by the party at whose instance or for whose benefit the commission is issued.

The submission of Shri Dhande, learned counsel for the appellants is the

learned District Judge while directing the appellants-defendants in the

suit to bear the costs of measurement failed to consider the provisions of

7 jg.ao7,15 & 16.16.odt

Order XXVI Rule 15. Shri Dhande submitted that the material words of the

said provision are "paid into Court by the party at whose instance or for

whose benefit the commission is issued". Shri Dhande, learned counsel

submitted that the appellate Court though suo motu directed the re-

measurement of the suit filed of the properties by appointing cadestal

suveyor, such exercise would be beneficial for the respondent-plaintiff.

Shri Dhande, learned counsel submitted that the respondent had approached

the learned Civil Judge Junior Division, Akot alleging that the appellants

herein (defendants before the Civil Court) are the encroachers. The

respondent ought to have prayed for measurement of the property to

establish his claim. Shri Dhande submitted that though the respondent-

plaintiff initially filed an application before the Taluka Inspector of Land

Records for measurement and the measurement was not in favour of the

respondent-plaintiff, he applied for Nimtana measurement. While

conducting the measurement by the concerned authority undertaking the

Nimtana measurement, no notice was issued to the appellants, as such, the

appellants objected the Nimtana measurement. Shri Dhande, learned

counsel submitted that the learned District Judge, considering the

erroneous Nimtana measurement by observing that no notice was issued

to the appellants, held that the learned trial Court committed mistake.

Shri Dhande, learned counsel by inviting my attention to the judgment and

8 jg.ao7,15 & 16.16.odt

order of the learned District Judge also submitted that the appellate

Court i.e. the learned District Judge while considering the oral evidence of

the witnesses who had conducted the measurement observed that a serious

doubt was created about the measurement conducted by the concerned

officer. Shri Dhande further submitted that the learned District Judge also

observed that the appellants-defendants were repeatedly making demand

for giving them proper opportunity to remain present at the time of re-

measurement and it would have been appropriate for the trial Court to have

granted opportunity to the appellants-defendants to show that the

measurement was carried out without notice to them. Thus, it was

submitted by Shri Dhande that the direction of the learned District Judge for

re-measurement of the land by appointing cadestal surveyor would be only

beneficial to the respondent-plaintiff. Reliance was placed on the judgment

of this Court reported in 2009(5) Mh. L. J. 279 in the matter of Vijay

Shrawan Shende and ors. Vs. State of Maharashtra and ors. It was

submitted that as this Court in the judgment of Vijay Shrawan Shende and

ors. Vs. State of Maharashtra and ors. observed that the fact finding as to

fact and extent of encroachment can be done only when inspection and

measurement are carried out by appointment of an expert Commissioner.

This Court in the case of Vijay Shrawan Shende and ors. Vs. State of

Maharashtra and ors. directed that the costs of the Commissioner shall be

9 jg.ao7,15 & 16.16.odt

born by the appellants i.e. original plaintiffs. Shri Dhande, learned counsel

has placed reliance on the following judgments.

(1) 1963 AIR (Pat) 213 in the case of Anoora Vs. Babu Sagarmal and anr.

(2) 1956 AIR (Travancore-Cochin) 260 in the case of Asanand Nanak

Chand Aggarval Vs. C. A. Ayyathurai,

(3) 1958 AIR (Madhya Pradesh) 340 in the case of Rambux Ramnath

Maheshwari Vs. Madanlal Bhikalal and

(4) AIR 1976 Patna 293 in the case of Jadubir Chaudhary and ors. Vs.

Sumangali Devi and ors.

9. Shri Kavimandan, learned counsel for the respondent placed

reliance on the judgment of the Supreme Court in the case of State of U.P.

Vs. Manbodhan Lal Srivastava reported in AIR 1957 SC 912(1) and

submitted that in Order XXVI Rule 15, the word 'may' is used and in view of

the word 'may' referred to in Order XXVI Rule 15, the appellate Court was

exercising the discretionary powers. It was submitted by Shri Kavimandan,

learned counsel that the appellants are not put to any prejudice. The

learned District Judge directed initially to bear the costs of the

measurement by the defendants and directed that the learned trial Court to

consider the apportionment of such expenses at the time of final decree.

Shri Kavimandan placed reliance on the judgment in the matter of

10 jg.ao7,15 & 16.16.odt

Nripendra Bhusan Roy and ors. Vs. Raja Pramatha Bhusan Deb Ray

(cited supra) and submitted that it was observed in the judgment that by

Order XXVI Rule 15, the Court is not prevented from making any terms that

it chooses as a condition precedent to the granting of the prayer for local

investigation and the Rule 15 only provides that the Court may, if it thinks

fit, the party requiring investigation should deposit the necessary expenses

for the investigation.

10. Considering the material placed on record, I find considerable

merit in the submissions of learned counsel Shri Dhande and Shri Bhise

appearing for the appellants. As stated above, it is the respondent in the

present appeals and plaintiff before the trial Court who was alleging

encroachment over the suit property at the instance of the present appellants

i.e. the defendants in the suit, the learned appellate Court found that the

appellants were objecting the Nimtana measurement on the ground that no

opportunity was granted to them. The appellate Court on the appreciation

of the documentary and oral evidence observed that a serious doubt was

created in the Nimtana measurement undertaken by the concerned authority

and the concerned authority admitted in the cross-examination that after

measurement, no field of Santosh Avdhut (i.e. appellant in Appeal Against

Order No. 7/2016) remains. On these aspects, the learned District Judge

allowed the appeals partly and directed the remand of the matters back to

11 jg.ao7,15 & 16.16.odt

the learned trial Court with directions. Shri Dhande, learned counsel for the

appellants was justified in placing reliance on the judgment of this Court in

the case of Vijay Shrawan Shende and ors. Vs. State of Maharashtra and

ors. (cited supra) by submitting that this Court while directing the

measurement through the Court Commissioner directed that the costs of the

Commissioner shall be born by the original plaintiffs. He was also justified

in placing reliance on the judgment in the case of Asanand Nanak Chand

Aggarval Vs. C. A. Ayyathurai (cited supra) by submitting that considering

the judgment of the Bombay High Court in the matter of Kanji Karsondas

Vs. Nathubhai reported in AIR 1953 Bom 390, High Court directed the

plaintiff to bear the expenses of Court Commissioner for measurement. A

similar view was taken in the matter of Rambux Ramnath Maheshwari Vs.

Madanlal Bhikalal (cited supra). Shri Dhande, learned counsel was also

justified in submitting that the clause (D) of the order of the learned District

Judge is also unsustainable on the ground that the learned District Judge by

observing that if the costs are not paid, necessary inference can be drawn

by the learned trial Court. Shri Dhande, learned counsel submitted that this

observation lead to permitting the trial Court to draw adverse inference

against the appellants if they failed to deposit the costs as directed by the

learned District Judge. Shri Dhande, learned counsel relied on the judgment

of Patna High Court in the case of Jadubir Chaudhary and ors. Vs.

12 jg.ao7,15 & 16.16.odt

Sumangali Devi and ors.(cited supra). It would be useful to refer to the

relevant observations of the Patna High Court on the backdrop of the

provision of Order XXVI Rule 15

5. The main question in this appeal is whether the trial

Court could have directed for striking off the defence on the ground of non-payment of the Commissioner's fee. The appointment of the Commissioner was made under the provisions of Order 26 of the CPC and Rule 15 thereof is in

the following terms :

"Rule 15. Before issuing any commission under this

Order, the Court may order such sum (if any) as it thinks reasonable for the expenses of the commission to be, within a time to be fixed, paid into Court by the party at whose

instance or for whose benefit the commission is issued."

Although the rule enjoins that the order in regard to payment of expenses of the commission should be made before issuing the commission, it must be held that on a final

accounting, the court has authority to direct the party concerned to deposit additional costs. But the question is as

to whether the court can strike off the defence on the failure of such deposit. There has been some controversy on the question whether the order for deposit of the commissioner's fee is executable. It is true that the Commissioner, in whose

favour such an order is passed, is not a party to the suit and, therefore, cannot be a party to the decree in the suit and, for that reason, it has to be held that the order does not amount to a decree. But Section 36 of the CPC states that the provisions of the Code relating to the execution of a decree

shall, so far they are applicable, be deemed to apply to the execution of orders. I am, therefore, of the view that the direction of the court in regard to the deposit of the Commissioner's fee is executable. The remedy of the Commissioner was, therefore, by way of execution.

6. The striking off the defence and holding an ex parte trial are serious matters which prejudice the defendants adversely, affecting the results of the litigation and are clearly penal in nature. The court is basically interested in finding

13 jg.ao7,15 & 16.16.odt

the truth in a case and giving its judgment, as far as it may be possible, in accordance with merits, and for that end, a certain procedure has to be followed for holding the trial.

The CPC has been enacted for that purpose laying down rules, inter alia, for production of evidence. Certain duties have been cast on the parties in this regard and if a party does not discharge his responsibility in regard to a particular piece of

evidence, ordinarily the consequence should be the exclusion of such evidence, if it is in favour of that party, or drawing of an appropriate adverse inference against him. It would not be fair to decide the case itself against the defaulting party.

Unless, therefore, the law expressly provides, the court should not pass a more rigorous and far reaching order than

necessary in the situation. In the matter of appointment of a Commissioner, it is true that the Commissioner's fee ought to be paid by the party at whose instance the appointment is

made, but as I have indicated above, the amount can be realised by execution. Besides, the court is entitled to exclude the Commissioner's report from consideration, although it would not be bound to do so. But no provision of the Code

has been placed before us authorising the court to pass an order more severe in nature. The provisions regarding ex

parte hearing are included in Rule 6 of Order 9 of the CPC but only if the defendant does not appear in spite of service of summons when the suit is called on for hearing. In such a situation, no alternative is left but to proceed with the trial ex

parte. Order 9 also provides for dismissal of the suit in certain conditions which fully justify such a course. The only provision in the Code which appears to be relevant in regard to the payment of Commissioner's fee is in Rule 15 of Order 26 which does not authorise the court to pass an order

similar to the one passed in the present case. .....

11. Though learned counsel Shri Kavimandan made an attempt to

support the order and clause (D) of the order challenged by the appellants

by relying on the judgment of the Apex Court in the case of State of U.P. Vs.

Manbodhan Lal Srivastava (cited supra), I am unable to accept the

14 jg.ao7,15 & 16.16.odt

submissions of Shri Kavimandan. Though there cannot be any dispute on the

proposition of law as reflected in the judgment of the Apex Court in the case

of State of U.P. Vs. Manbodhan Lal Srivastava (cited supra), the discretion

to be used by the Court under Order XXVI Rule 15 is guided by the words

"by the party at whose instance or for whose benefit the commission is

issued." There is merit in the submission of Shri Dhande, learned counsel

that the exercise of re-measurement of the suit property on the backdrop of

allegations of the respondent-plaintiff that the appellants have encroached

over the property would be beneficial to the respondent-plaintiff and as such,

the words "for whose benefit the commission is issued" would come in play.

The reliance placed on by learned counsel Shri Kavimandan in the case of

Nripendra Bhusan Roy and ors. Vs. Raja Pramatha Bhusan Deb Ray

(cited supra) would of no assistance to Shri Kavimandan in view of the fact

that in that matter, the defendant was continuously seeking adjournments in

contesting the claim of the plaintiff. Then the defendant filed an application

for investigation and the learned subordinate Judge was not satisfied with

the bonafides for filing application seeking local investigation and passed the

order that if the defendant want to do the local investigation/enquiry, he

must deposit the amount of the claim and the plaintiff will be able to

withdraw ¾th of the amount before decree. Considering the challenge to the

order passed by the learned subordinate Judge, the Calcutta High Court

15 jg.ao7,15 & 16.16.odt

observed that "looking at the facts of the case, it seems to us that the

conditions imposed are really not unreasonable." On the background of

these peculiar facts, the Calcutta High Court observed that the Order XXVI

Rule 15 does not prevent the Court, if it thinks fit, from making any terms

that it chooses as a condition precedent to the granting of the prayer for local

investigation. On the backdrop of these facts, in my opinion, the judgment

of the Calcutta High Court would be of no assistance to Shri Kavimandan,

learned counsel for the respondent.

12. Considering all the above referred facts, in my opinion, there is

merit in the submissions of the Shri Dhande and Shri Bhise, learned counsel

for the appellants. In the result, the appeals are allowed.

The condition no. (D) in the order dated 30-10-2015 is set aside by

substituting that the plaintiffs to bear the cost of measurement and the trial

Court to consider the apportionment of such expenses at the time of final

decree.

JUDGE

wasnik

 
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