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

Padmabai Tatya Ghodke And Another vs Pandurang Rambhau Ghodke And ...
2016 Latest Caselaw 3098 Bom

Citation : 2016 Latest Caselaw 3098 Bom
Judgement Date : 22 June, 2016

Bombay High Court
Padmabai Tatya Ghodke And Another vs Pandurang Rambhau Ghodke And ... on 22 June, 2016
Bench: S.P. Deshmukh
                                        1                     WP-3316.15.doc




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




                                                  
                       WRIT PETITION NO. 3316 OF 2015


     Dnyaneshwar @ Bandu




                                                 
     s/o Tatyarao Ghodke,
     Age: 30 years, Occu: Agriculture,
     R/o. Pachod (Ekod),
     Taluka and District Aurangabad                      ... Petitioner
                                                  [ Original Plaintiff ]




                                     
              VERSUS         
     1]       Pandurang s/o Rambhau Ghodke
                            
              Age: 71 years, Occu. Agriculture,

     2]       Manohar s/o Pandurang Ghodke
              Age: 37 years, Occu. Agriculture,
      


     3]       Rambhau s/o Pandurang Ghodke
              Age: 32 years, Occu. Agriculture,
   



     4]       Laxman s/o Sakharam Ghodke
              age: 48 years, Occu. Agriculture,





     5]       Bhanudas s/o Sakharam Ghodke
              Age: 46 years, Occu. Agriculture,

     6]       Govind s/o Sakharam Ghodke
              Age: 43 years, Occu. Agriculture,





              All residents of Pachod (Ekod),
              Taluka and District Aurangabad          ... Respondents
                                                [Original Defendants]

                                   .....
     Mr. P. N. Sonpethkar, Advocate for petitioner
     Mr. V. P. Latange, Advocate for respondents No. 1 to 3 and 5
                                   .....




    ::: Uploaded on - 29/06/2016                  ::: Downloaded on - 30/07/2016 06:19:46 :::
                                           2                   WP-3316.15.doc


                                      WITH




                                                                          
                       WRIT PETITION NO. 3317 OF 2015




                                                  
     1]       Smt. Padmabai Tatya Ghodke
              Age: 50 years, Occu. Agriculture,
              R/o. Pachod (Ekod),
              Taluka and District Aurangabad




                                                 
     2]       Dnyaneshwar @ Bandu s/o Tatyarao Ghodke
              Age: 30 years, Occu. Agriculture,
              R/o. Pachod (Ekod),
              Taluka and District Aurangabad           ... Petitioners




                                       
                                              [ Original defendants ]

              VERSUS
                             
     1]       Pandurang s/o Rambhau Ghodke
                            
              Age: 71 years, Occu. Agriculture,
              R/o. Pachod (Ekod),

     2]       Kundlik s/o Tukaram Ghodke
              Since deceased - L.R.s
      


              A]      Nirmalabai Kundlik Ghodke
   



                      Age: 60 years, Occu. Household,
                       R/o. Pachod (Ekod),
                      Taluka and District Aurangabad





              B]      Sunanda Anantrao Gawande
                      Age: 40 years, Occu. Agriculture,
                      R/o. Chitegaon,
                      Taluka and District Aurangabad

              C]      Sumanbai Santosh Lembhe





                      Age: 50 years, Occu. Agriculture,
                      R/o. Lembhewadi, Taluke Paithan,
                      District Aurangabad

              D]      Eknath Kundlik Ghodke
                      Age: 35 years, Occu. Agriculture,
                      R/o. Pachod (Ekod),
                      Taluka and District Aurangabad




    ::: Uploaded on - 29/06/2016                  ::: Downloaded on - 30/07/2016 06:19:46 :::
                                           3                   WP-3316.15.doc


              E]      Balasaheb Kundlik Ghodke




                                                                          
                      Age: 30 years, Occu. Agriculture,
                      R/o. Pachod (Ekod),
                      Taluka and District Aurangabad




                                                  
     3]       Raghunath Haribhau Ghodke
              Age: 50 years, Occu. Agriculture,
              R/o. Pachod (Ekod),




                                                 
              Taluka and District Aurangabad

     4]       Mukunda Haribhau Ghodke
              Age: 55 years, Occu. Agriculture,
              R/o. Pachod (Ekod),




                                       
              Taluka and District Aurangabad
                             
              [Respondent Nos. 3 and 4 are heirs
              of deceased Haribhau Rambhau
              Ghodke]
                            
     5]       Rambhau Pandurang Ghodke
              Age: 30 years, Occu. Agriculture,
              R/o. Pachod (Ekod),
              Taluka and District Aurangabad         ... Respondents
      


                                                   [Original plaintiffs]
                                   .....
   



     Mr. P. N. Sonpethkar, Advocate for petitioners
     Mr. V. P. Latange, Advocate for respondents
                                   .....





                                 WITH
                     WRIT PETITION NO. 3318 OF 2015
                                 WITH
                   CIVIL APPLICATION NO. 4186 OF 2015

     1]       Smt. Padmabai Tatya Ghodke





              Age: 50 years, Occu. Agriculture
              R/o. Pachod (Ekod),
              Taluka and District Aurangabad

     2]       Dnyaneshwar @ Bandu s/o Tatyarao Ghodke
              Age: 30 years, Occu. Agriculture
              R/o. Pachod (Ekod),
              Taluka and District Aurangabad




    ::: Uploaded on - 29/06/2016                  ::: Downloaded on - 30/07/2016 06:19:46 :::
                                           4                   WP-3316.15.doc




                                                                          
              VERSUS

     1]       Superintendent of Land Records




                                                  
              Near Collector Office, Damadi Mahal
              Aurangabad

     2]       District Inspector of Land Records




                                                 
              Near Collector Office, Damadi Mahal
              Aurangabad

     3]       Pandurang s/o Rambhau Ghodke
              Age: 71 years, Occu. Agriculture




                                       
     4]
                             
              Kundlik s/o Tukaram Ghodke
              Since deceased L.Rs.
                            
              A]      Nirmalabai Kundlik Ghodke
                      Age: 60 years, Occu. Household
                      R/o. Pachod (Ekod),
                      Taluka and District Aurangabad
      


              B]      Sunanda Anantrao Gawande
                      Age: 40 years, Occu. Agriculture
   



                      R/o. Chitegaon,
                      Taluka and District Aurangabad

              C]      Sumanbai Santosh Lembhe





                      Age: 50 years, Occu. Household
                      R/o. Lembhewadi, Tq. Paithan,
                      District Aurangabad

              D]      Eknath Kundlik Ghodke
                      Age: 35 years, Occu. Agriculture





                      R/o. Pachod (Ekod),
                      Taluka and District Aurangabad

              E]      Balasaheb s/o Kundlik Ghodke
                      Age: 30 years, Occu. Agriculture
                      R/o. Pachod (Ekod),
                      Taluka and District Aurangabad




    ::: Uploaded on - 29/06/2016                  ::: Downloaded on - 30/07/2016 06:19:46 :::
                                          5                   WP-3316.15.doc




                                                                         
     5]       Raghunath Haribhau Ghodke
              Age: 50 years, Occu. Agriculture
              R/o. Pachod (Ekod),




                                                 
              Taluka and District Aurangabad

     6]       Mukunda Haribhau Ghodke
              Age: 55 years, Occu. Agriculture




                                                
              R/o. Pachod (Ekod),
              Taluka and District Aurangabad

              (Respondent no. 3 and 4 are heirs of
               deceased Haribhau Rambhau Ghodke)




                                      
     7]       Rambhau Pandurang Ghodke
                             
              Age: 30 years, Occu. Agriculture
              R/o. Pachod (Ekod),
              Taluka and District Aurangabad          ... Respondents
                            
                                                    [Original Plaintiffs]


                                   .....
     Mr. P. N. Sonpethkar, Advocate for petitioners
      

     Mr. S. K. Tambe, Assistant Government Pleader for
     respondents No. 1 and 2
   



     Mr. V. P. Latange, Advocate for respondents No.3, 4(A) to 4(E)
     and 5 to 7
                                   .....





                                   CORAM :   SUNIL P. DESHMUKH, J.

DATE : 22nd JUNE, 2016

ORAL JUDGMENT :

1. Rule. Rule made returnable forthwith and heard finally

with consent of learned advocates for the parties.

2. After hearing learned counsel, it transpires that the

consolidation proceedings in respect of then survey No.7

6 WP-3316.15.doc

including survey No. 7/2 situated at village Pachod (Ekod),

Taluka and District Aurangabad had been completed around

1965 resulting in formation of Gut No.2 (survey No.7/2).

Accordingly, revenue entries were carried out in the relevant

record and those continued for quite some period.

3. Dispute among the parties arose and suits against each

other came to be filed around 2007. During pendency of the

suits, it appears, respondents in aforesaid writ petitions

approached the consolidation authorities in some proceedings

concerning the disputed lands. It is the contention of the

petitioners that till the impugned notice in writ petition No.

3318 of 2015, which is annexed as Exhibit-B at page No.26,

they had not been aware of lodging of the proceedings in

respect of consolidation record by the respondents, and as

such they had been taken by surprise.

4. Learned counsel for the petitioners submits that under

the orders of this court, further proceedings pursuant to the

impugned notice had been stalled. He, under the

circumstances submits that the notice be quashed.

5. Learned counsel Mr. Latange, appearing for

respondents, however submits that the petitioners have not

7 WP-3316.15.doc

approached this court under the writ petitions with clean

hands, application had been moved in the suit proceedings

filed by the present petitioners seeking stay to the

measurement pursuant to the notice and further that their

application has been rejected referring to that it is the

consolidation proceedings which would prevail in the matter,

having regard to the provisions of law.

6.

Perusal of the documents and the orders passed from

time to time, shows that the writ petitions have been moved

before this court upon receipt of the notice for measurement

immediately, and notice had been issued by this court to the

respondents making it returnable before the date of the

measurement.

7. Learned counsel for the petitioners submits that in

anxiety, it appears that on the very day application was filed

before the trial court seeking stay to the measurement notice,

and that came to be rejected observing that it is the

consolidation proceeding, which would have overriding effect.

8. From aforesaid, it is clearly revealed that 1965

consolidation proceedings are being subjected to further

proceedings in 2012 and that since 2012 the petitioners had

8 WP-3316.15.doc

no notice, till the notice of measurement dated 7 th March,

2015, which, in fact, addressed to the respondents, had been

served on them.

9. It further appears that the respondents had moved

certain applications before the respective trial courts, before

which the suits filed by the plaintiffs are pending for stay to

the further proceedings having regard to Section 36B of the

Bombay Prevention of Fragmentation and Consolidation of

Holdings Act, 1947. Accordingly, the suits came to be stayed

under the order dated 03rd January, 2015 which are

challenged in writ petitions No. 3316 of 2015 and 3317 of

2015.

10. The conspectus would indicate that the situation can be

resolved by passing appropriate directions.

11. The petitioners in writ Petition No. 3318 of 2015 shall

approach the authorities where the proceedings have been

lodged by respondents in 2012. Necessary documents be

supplied to the petitioners. Upon appearance and supply of

documents, the petitioners to deal with the proceeding. The

authorities concerned should decide the proceedings, having

regard to the facts, situation and law as expeditiously as

9 WP-3316.15.doc

possible, preferably within a period of six months from the

date of receipt of writ of this order.

12. Having regard to aforesaid, the notice which is

impugned in writ petition No. 3318 of 2015 shall remain in

abeyance and shall be subject to such further orders as may

be passed by the authorities.

13. Thus, writ petition No. 3318 of 2015 stands disposed of.

Rule is made absolute accordingly.

14. Civil application No. 4186 of 2015 stands disposed of.

15. As far as writ petitions No. 3316 of 2015 and 3317 of

2015 are concerned, having regard to aforesaid position, the

order passed by the trial court at this stage does not require

consideration. As such, no interference is caused in those writ

petitions. Therefore, both the writ petitions i.e. writ petition

No. 3316 of 2015 and 3317 of 2015, stand disposed of. Rule

discharged.

( SUNIL P. DESHMUKH, J. )

sms

 
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