Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashok S/O. Babulal Agrawal vs Kantilal Sakharam Parekh, And ...
2016 Latest Caselaw 3014 Bom

Citation : 2016 Latest Caselaw 3014 Bom
Judgement Date : 20 June, 2016

Bombay High Court
Ashok S/O. Babulal Agrawal vs Kantilal Sakharam Parekh, And ... on 20 June, 2016
Bench: A.S. Chandurkar
                                                                       wp5162.15


                                            1




                                                                           
                                                   
              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   NAGPUR BENCH : NAGPUR
                            Writ Petition No. 5162 of 2015




                                                  
     Ashok son of Babulal Agrawal,
     aged 55 years,
     occupation - business,




                                          
     resident of Chikli,
     Tq. Chikli, Distt. Buldana.                      .....      Petitioner.
                              ig                               Org. plaintiff


                                          Versus
                            
     1.      Kantilal Sakharam Parekh,
             aged 70 years,
             occupation - Business,
      


     2.      Neeraj Kantilal Parekh,
   



             aged 42 years,
             occupation business,

             both residents of PO &





             Tq. Deulgaon Raja,
             Distt. Buldana.

     3.      Chikli Urban Co-operative Bank
             Ltd., Chikli,
             Distt. Buldana,





             through its Manager.

     4.      Rajesh Kashinath Tayade,
             aged 38 years,
             occupation Agriculturist
             and business,

     5.      Kashinath Haribhau Tayade,




    ::: Uploaded on - 08/07/2016                   ::: Downloaded on - 30/07/2016 05:58:52 :::
                                                                   wp5162.15


                                          2




                                                                      
                                              
             aged 67 years,
             occupation - Agriculturist
             and business,




                                             
     6.      Sayyad Javed Sayyad Rauf,
             aged 34 years,
             occupation - Agriculturist
             and business,




                                     
     7.      Ayub Shah Hyder Shah,
             aged 46 years,
                             
             occupation - Agriculturist
             and business,

     8.      Dattatray Bansi Telang,
                            
             aged 33 years,
             occupation - Agriculturist
             and business,

     9.      Parmeshwar Narayan Waghmare,
      


             aged 46 years,
             occupation - Agriculturist,
   



     10. Ravikumar Parasmal Jain,
         aged 38 years,
         occupation - Agriculturist





         and business,

             all residents of Post Deulgaon
             Raja, Tq. Deulgaon Raja,
             Distt. Buldana.





     11. Sub-Registrar,
         Deulgaon Raja,
         Tq. Deulgaon Raja,
         Distt. Buldana.                       ....       Respondents.


                                    *****
     Mr. S.R. Deshpande, Adv., for the Petitioner.




    ::: Uploaded on - 08/07/2016              ::: Downloaded on - 30/07/2016 05:58:52 :::
                                                                           wp5162.15


                                            3




                                                                              
                                                      
     Mr. Rohit Deo, Adv., for respondent nos. 1 and 2 and 4 to 10.

     Mr. K. L. Dharmadhikari, Asstt. Govt. Pleader for Respondent No.
     11.




                                                     
                                           *****


                                   CORAM    :      A.S. CHANDURKAR, J.
                                   Date     :      20th June, 2016


     ORAL JUDGMENT :
                             
                            

01. Rule. Rule is made returnable forthwith. Learned Adv. Mr.

Rohit Deo waives service for respondent nos. 1 and 2, and Respondent

Nos. 4 to 10, and learned Asstt. Govt. Pleader, Mr. K.L. Dharmadhikari,

for respondent no.11. Heard learned counsel for the rival parties. By

consent of rival parties, this Writ Petition is taken up for final hearing.

02. The petitioner, who is the original plaintiff in Special Civil

Suit No. 29 of 2011, is aggrieved by the order dated 6th August, 2015,

passed by the trial Court below Exh.89, thereby rejecting the

application moved by the petitioner in which it was prayed that the

compromise recorded between the petitioner and the respondent nos.

1 and 2 was not binding on the petitioner.

wp5162.15

03. The facts, in brief, are that the petitioner had filed Special

Civil Suit No. 29 of 2011 seeking a declaration that the defendant Nos.

1 to 3 were intending to defeat the rightful claim of the plaintiff that

was based on an agreement of sale dated 27th February, 2007 that

was executed for purchasing the suit property. A further relief was

prayed that the defendant No.3 should be directed to release the suit

property that was shown to have been mortgaged with it so as to

enable the plaintiff to recover the possession of the same. During

pendency of this suit, the plaintiff and defendant Nos. 1 and 2 entered

into a compromise on 16th March, 2012. As per this compromise, it

was agreed between the said parties that they would allow the

defendant No.3 - Co-operative Bank to sell the suit properties in

auction, after which the said Bank would be at liberty to adjust the

dues of defendant Nos. 1 and 2. Out of the remaining amount,

Rs.50,00,000-00 [rupees fifty lakhs only] were to be paid by the said

Bank to the plaintiff towards refund of earnest amount. On 26th

September, 2012, the trial Court accepted the compromise, and

directed a decree to be drawn in those terms. The suit was directed to

proceed against the defendant No.3 alone. The original plaintiff,

thereafter, on 10th March, 2014, moved an application below Exh.89,

praying that the compromise arrived at between the parties be set

aside, on the ground that the terms and conditions agreed were not

wp5162.15

followed by the defendant Nos. 1 and 2 and hence the terms of

compromise were not binding on the plaintiff. By the impugned order,

the trial Court held that the question as to whether the subsequent

acts of the defendant Nos. 1 and 2 were based on false and fabricated

documents was a matter to be considered by adducing evidence. It

further observed that the compromise decree was not liable to be set

aside on the basis of bare contentions of the plaintiff. The application,

therefore, came to be rejected.

04. Mr. S.R. Deshpande, the learned Counsel for the petitioner,

submitted that the trial Court was not justified in rejecting the

application that was filed below Exh.89. According to him, the trial

Court, despite recording a finding that the issues raised by the plaintiff

could not be decided without leading evidence, ultimately dismissed

the said application without permitting the plaintiff to lead any

evidence. According to him, considering the reasons assigned by the

trial Court, it should have first recorded evidence and should have then

decided the application. He referred to the averments in the

application below Exh.89 to substantiate his contention that the

defendant Nos. 1 and 2 had breached the terms of compromise. He

also submitted that on the basis of fabricated documents executed by

defendant Nos. 1 and 2, the legal rights of the plaintiff were sought to

wp5162.15

be defeated. He, therefore, submitted that the impugned order was

liable to be set aside and the compromise, in question, ought to be

declared as not binding on the petitioner.

05. On the other hand, Mr. Rohit Deo, the learned Counsel for

respondent Nos. 1 and 2, and 4 to 10, supported the impugned order.

According to him, the application filed by the plaintiff below Exh.89

was itself misconceived, inasmuch as the same was based on certain

subsequent transactions that had taken place after the suit was

compromised. According to him, the remedy available for the plaintiff

was to execute the compromise decree against defendant Nos. 1 and 2

and not to apply for setting aside compromise decree. He submitted

that it was not the case of the plaintiff that while entering into said

compromise, he had been misled, or that the compromise itself was

vitiated by fraud. According to him, the observations made by the trial

Court in the impugned order with regard to the necessity of recording

evidence were, in fact, not required to be made as the application in

question itself was not maintainable. He, therefore, submitted that the

writ petition deserves to be dismissed.

06. I have given due consideration to the respective

submissions and I have gone through the documents filed on record.

wp5162.15

07. It is not in dispute that during pendency of the Civil Suit, the

plaintiff and defendant Nos. 1 and 2 entered into a compromise dated

16th March, 2012. As per the said compromise, various steps were

required to be taken by the defendant Nos. 1 and 2 in future. The

property in question was to be auctioned by the defendant No.3 -

Bank, after which the proceeds therefrom were to be adjusted. On this

basis, the trial Court passed a decree in terms of the compromise

between the plaintiff and the defendant Nos. 1 and 2. The suit was to

proceed only against defendant No.3.

08. It would be necessary to refer to the averments made by the

plaintiff in the application below Exh.89. After reproducing the terms

of compromise, in para 9 of the application, it has been stated that it

was incumbent upon the defendant Nos. 1 and 2 to comply with terms

of compromise. In para 10, it has been stated that the parties jointly

submitted an application along with the terms of compromise to the

defendant No.3 - Bank; but the said Bank did not do anything further.

Thereafter, in Para 13 onwards, it has been pleaded that on 22nd

November, 2012 [after passing of the compromise decree], the

defendant Nos. 1 and 2, in collusion with their parties, had created

some documents to defeat the rights of the plaintiff. It was denied that

wp5162.15

the plaintiff had ever executed any deed of relinquishment or any

consent deed. Thereafter, a reference is made to a sale-deed dated

14th January, 2013, by which the defendant No.1 sold the the suit

property to the respondent Nos. 4 to 10. Thereafter, in Para 23, it has

been stated that the defendant Nos. 1 and 2 did not abide by the terms

of compromise and they sold the suit property. It was, therefore, stated

that as the defendant Nos. 1 and 2 did not follow the terms and

conditions of the compromise, the same was non-est in law and,

therefore, it was liable to be set aside. The prayer made in the

application is to set aside the compromise, on the ground that the

defendant Nos. 1 and 2 did not follow and fulfill the terms and

conditions of the agreement.

09. From the aforesaid averments, it is clear that it is the

grievance of the plaintiff that the defendant Nos. 1 and 2, after

entering into the compromise, did not act as per the terms and

conditions, to which they had agreed. After the compromise decree

was passed, the defendant Nos. 1 and 2 allegedly executed some

documents and ultimately sold the suit property on 14th January,

2013. It is, therefore, clear that the grievance of the plaintiff is not

with regard to the compromise being vitiated on account of any fraud

or misrepresentation prior to execution of the compromise deed. The

wp5162.15

entire foundation for challenging the compromise as non-est is based

on the events that have occurred after passing of compromise decree

on 26th September, 2012. The question, therefore, is whether on the

aforesaid grounds, the compromise decree could be said to be non-est

or void for being set aside?

10. As per the provisions of order - XXIII, Rule 3 of the Civil

Procedure Code, 1908 [for short "the Code"], a suit can be

compromised when it is proved to the satisfaction of the Court that

there has been a lawful agreement or compromise in writing and

signed by the parties. A suit can also be compromised where the

defendant satisfies the plaintiff with regard to the whole or any part of

the subject-matter of the suit after which the Court can pass a decree

in those terms. As per the proviso to Rule 3, if there is a dispute with

regard to any adjustment or satisfaction that has been arrived at, such

question shall be decided by the Court.

order - XXIII, Rule 3 of the Code contemplates two modes by

which a compromise can be arrived at. By the first mode, the parties

may agree to do certain acts in future, on the basis of which the

compromise is recorded and a decree is passed. By the latter part, on

some adjustment being recorded, which is accepted by the other side,

a decree is passed. This distinction between the two parts in Rule 3

wp5162.15

has been considered by the Hon'ble Supreme Court in its judgment in

the case of Pushpa Devi Bhata (dead) through LR Sadhna Rai

Vs. Rajinder Singh & others [ (2006) 5 SCC 566]. The relevant

observations in para 19 of the said Judgment read thus:-

"19. What is the difference between the first part and the second part of Rule 3? The first part refers to

situations where an agreement or compromise is entered into writing and signed by the parties. The said

agreement or compromise is placed before the court. When the court is satisfied that the suit has been adjusted either wholly or in part by such agreement or compromise in writing and signed by the parties and

that it is lawful, a decree follows in terms of what is agreed between the parties. The agreement/compromise spells out the agreed terms by which the claim is admitted or adjusted by mutual concessions or promises, so that the parties thereto can

be held to their promise(s) in future and performance can be enforced by the execution of the decree to be passed in terms of it. On the other hand, the second

part refers to cases where the defendant has satisfied the plaintiff about the claim. This may be by satisfying the plaintiff that his claim cannot be or need not be met or performed. It can also be by discharging or

performing the required obligation. Where the defendant so "satisfies" the plaintiff in respect of the subject-matter of the suit, nothing further remains to be done or enforced and there is no question of any "enforcement" or "execution" of the decree to be passed in terms of it. Let us illustrate with reference to a money suit filed for recovery of say a sum of rupees

one lakh. Parties may enter into a lawful agreement or compromise in writing and signed by them, agreeing that the defendant will pay the sum of rupees one lakh within a specified period or specified manner or may agree that only a sum of Rs. 75,000 shall be paid by the defendant in full and final settlement of the claim. Such agreement or compromise will fall under the first part and if the defendant does not fulfill the promise, the plaintiff can enforce it by levying execution."

wp5162.15

.......................................................................................... .............................The difference between the two parts is this : where the matter falls under the second part, what is reported is a completed action or settlement out of court putting an end to the dispute, and the resultant

decree recording the satisfaction, is not capable of being enforced by levying execution. Where the matter falls under the first part, there is a promise or promises agreed to be performed or executed, and that can be enforced by levying execution. ....."

11. Thus, from the aforesaid, it is clear that the decree passed

in the present proceedings falls under the first part of Rule 3 of order -

XXIII of the Code. The only manner, therefore, of enforcing the

agreement between the parties is by levying execution. The averments

in the application below Exh.89, that have been referred to herein

above, leave no manner of doubt that the entire grievance of the

plaintiff is with regard to failure on the part of defendant nos. 1 and 2

to abide by the terms and conditions of the compromise dated 16th

March, 2012.

12. Thus, from the aforesaid, it has to be concluded that the

application filed below Exh.89 was entirely misconceived and the

premise, on which the compromise decree was sought to be set aside,

could not have been the legal basis for praying so. The prayers made

in the application did not deserve to be granted in view of the factual

basis on which they were made. The observations of the trial Court

wp5162.15

that the aspect as to whether the decree was unlawful and invalid

could be decided only after leading evidence, are, therefore, without

any legal basis. The petitioner is not entitled to rely upon the said

observations to contend that the trial Court should have recorded

evidence in the matter.

13. In view of aforesaid discussion, the conclusion arrived at by

the trial Court of rejecting the application below Exh.89 is upheld but

for aforesaid reasons. Needless to state that it is open for the

petitioner to exhaust his legal remedies for the grievances made by

him in the application below Exh.89. The observations made in this

order are only for the purpose of considering the application below

Exh.89.

14. Rule stands discharged with no order as to costs.

Judge

-0-0-0-0-

|hedau|

wp5162.15

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter