Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shamrao vs State Of Mah
2016 Latest Caselaw 6700 Bom

Citation : 2016 Latest Caselaw 6700 Bom
Judgement Date : 25 November, 2016

Bombay High Court
Shamrao vs State Of Mah on 25 November, 2016
Bench: Ravi K. Deshpande
                                         1              sa135.96 + 136.96.odt

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




                                                                              
                                                      
                             SECOND APPEAL NO. 135  OF 1996


                Shamrao Shankarrao Shiraskar and




                                                     
                Smt. Gangabai Shamrao Shiraskar
                since deceased through L.Rs

     1]         Madhukar Shamrao Shiraskar




                                       
                aged about 89 years, Occ. Retired,
                R/o. Timkipura, Nagpur,
                             
                Tah. And Distt. Nagpur.

     1(1) Smt. Sulochana Madhukarrao Shiraskar,
                            
          aged about 76 years,

     1(2) Satish Madhukarrao Shiraskar
          aged about 50 years,
      


     1(3) Pradip Madhukarrao Shiraskar
   



          aged about 35 years,

     1(4) Mangesh Madhukarrao Shiraskar,
          aged about 37 years,





                All Nos. 1(1) to 1(4) R/o. Wadamba,
                Tah. Ramtek, Distt. Nagpur.

     1(5) Sau. Meenatai Arunrao Shewade,





          aged about 50 years, R/o. Bhugaon,
          Tah. And Distt. Wardha.

     1(6) Sau. Ashatai Chhatranrao Meghe,
          aged about 45 years, R/o. New
          MHADA Colony, Arvi Road, Wardha.

     1(7) Sau. Nilutai Purushottam Selukar,
          aged about 37 years, R/o. Siraspeth,
          Nagpur.



    ::: Uploaded on - 02/12/2016                      ::: Downloaded on - 03/12/2016 00:17:04 :::
                                           2          sa135.96 + 136.96.odt

     2]       Wasudeo Shamrao Shiraskar,
              aged about 82 years, Occ. Retired,




                                                                           
              R/o. Umri, Distt. Wardha.




                                                   
     2(1) Smt. Sunanda Wasudeo Shiraskar
          aged Major, Occ. Housewife,

     2(2) Prashant Wasudeo Shiraskar




                                                  
          aged about 27 years,

     2(3) Neeta Wankhede,
          aged about 37 years,




                                        
     2(4) Sujata Pawar,
          aged 24 years,     
     2(5) Jyoti Dahake,
                            
          aged about 21 years,

              All Nos. 2(1) to 2(5), R/o. Umri,
              Distt. Wardha.
      


     3.       Arun Shamrao Shiraskar
              Aged about 64 years, Occ. Cultivator,
   



              R/o. Pardi, Tah. Karanja, Distt. Wardha.

     4]       Pramila Pundalikrao Bobde,





              aged about 67 years, Occ. Cultivation,
              R/o. Gangapur, Tah.Hinganghat,
              Distt. Wardha.

     5]       Sau. Prabha Wasudeorao Kukatkar,





              aged about 64 years, Occ. Hosuehold,
              R/o. Nawargaon, Tah. Sindewahi,
              Distt. Chandrapur ......                        APPELLANTS


                                   ...VERSUS...

     1.       State of Maharashtra,
              Sachivalay Bombay
              (Deleted)



    ::: Uploaded on - 02/12/2016                   ::: Downloaded on - 03/12/2016 00:17:04 :::
                                          3            sa135.96 + 136.96.odt

     2.       The Divisional Forest Officer,
              Wardha.




                                                                            
     3.       Gangadhar Dewaji Dhage,




                                                    
              (through L.Rs)

     3(1) Smt. Sushila Gangadhar Dhage,
          aged about 59 years, Occ. Household,




                                                   
     3(2) Subhash  Gangadhar Dhage,
          aged about 52 years, Occ. Business,

     3(3) Moreshwar  Gangadhar Dhage




                                       
          aged about 51 years, Occ. Business,
                             
     3(4) Hemant  Gangadhar Dhage
          aged about 49 years, Occ. Business,
                            
     3(5) Devendra  Gangadhar Dhage
          aged 47 years, Occ. Business,

     3(6) Narendra  Gangadhar Dhage
      


          aged about 45, Occ. Business,
   



              All 3(1) to 3(6) R/o. New Shukrawari,
              Telipura Nagar, Tah.& Distt.Nagpur.





     3(7)  Mrs. Neeta Sanjayrao Tate,
           aged about 40, Occ. Service,
           R/o. Kharbi Road, Nagpur.

     4]       Dhanraj Shamrao Shiraskar,





              aged about 68 years, 
              R/o. Pardi (Bhoyar), Tah. Arvi,
              Distt. Wardha.......                             RESPONDENTS

                                          AND

                             SECOND APPEAL NO. 136  OF 1996


              1]       Madhukar Shamrao Shiraskar
                       (through L.Rs)


    ::: Uploaded on - 02/12/2016                    ::: Downloaded on - 03/12/2016 00:17:04 :::
                                           4           sa135.96 + 136.96.odt


     1(1) Smt. Sulochana Madhukarrao Shiraskar,




                                                                            
          aged about 76 years,




                                                    
     1(2) Satish Madhukarrao Shiraskar
          aged about 50 years,

     1(3) Pradip Madhukarrao Shiraskar




                                                   
          aged about 35 years,

     1(4) Mangesh Madhukarrao Shiraskar,
          aged about 37 years,




                                        
              All Nos. 1(1) to 1(4) R/o. Wadamba,
              Tah. Ramtek, Distt. Nagpur.
                             
     2]       Wasudeo Shamrao Shiraskar,
                            
              [through L.Rs]

     2(1) Smt. Sunanda Wasudeo Shiraskar
          aged Major, Occ. Housewife,
      


     2(2) Prashant Wasudeo Shiraskar
          aged about 27 years,
   



     2(3) Neeta Wankhede,
          aged about 37 years,





     2(4) Sujata Pawar,
          aged 24 years,

     2(5) Jyoti Dahake,





          aged about 21 years,

              All Nos. 2(1) to 2(5), R/o. Umri,
              Distt. Wardha.

     3.       Arun Shamrao Shiraskar
              Aged about 49 years, Occ. Cultivator,
              R/o. Pardi, Tah. Karanja, Distt. Wardha.

     4]       Pramila Pundalikrao Bobde,
              aged about 52 years, Occ. Cultivation,


    ::: Uploaded on - 02/12/2016                    ::: Downloaded on - 03/12/2016 00:17:04 :::
                                           5           sa135.96 + 136.96.odt

              R/o. Gangapur, Tah.Hinganghat,
              Distt. Wardha.




                                                                          
     5]       Sau. Prabha Wasudeorao Kukatkar,




                                                  
              aged about 49 years, Occ. Hosuehold,
              R/o. Nawargaon, Tah. Sindewahi,
              Distt. Chandrapur ......                       APPELLANTS




                                                 
                                   ...VERSUS...

     1.       State of Maharashtra,




                                        
              Sachivalay Bombay

     2.
                             
              The Divisional Forest Officer,
              Wardha.
                            
     3.       Gangadhar Dewaji Dhage,
              (through L.Rs)

     3(i)     Smt. Sushila Gangadhar Dhage,
      

              aged about 57 years, Occ. Household,
   



     3(ii)    Subhash  Gangadhar Dhage,
              aged about 51 years, Occ. Business,

     3(iii) Moreshwar  Gangadhar Dhage





            aged about 491 years, Occ. Business,

     3(iv) Hemant  Gangadhar Dhage
           aged about 47 years, Occ. Business,





     3(v) Devendra  Gangadhar Dhage
          aged 45 years, Occ. Business,

     3(vi) Narendra  Gangadhar Dhage
           aged about 43, Occ. Business,

              All 3(1) to 3(6) R/o. New Shukrawari,
              Telipura Nagar, Tah.& Distt.Nagpur.

     3(vii)  Mrs. Neeta Sanjayrao Tate,
             aged about 40, Occ. Service,


    ::: Uploaded on - 02/12/2016                  ::: Downloaded on - 03/12/2016 00:17:04 :::
                                                  6              sa135.96 + 136.96.odt

              R/o. Kharbi Road, Nagpur.




                                                                                      
     4]      Dhanraj Shamrao Shiraskar,
             aged about 68 years, 




                                                              
             R/o. Pardi (Bhoyar), Tah. Arvi,
             Distt. Wardha.......                                        RESPONDENTS
     -------------------------------------------------------------------------------------------
     Shri N.D.Khamborkar, Advocate for appellants in both appeals.




                                                             
     Shri MA.Kadu, AGP for Respondent nos. 1 and 2
     -------------------------------------------------------------------------------------------
                              CORAM: R. K. DESHPANDE, J.

th DATE : 25 NOVEMBER, 2016 .

ORAL JUDGMENT

1] Special Civil Suit No. 40 of 1974 was filed by

Shyamrao Shankarrao Shirsakar, claiming the relief of

declaration that termination of the contract of sale of felled

material in the coup No.24, Ajandi, Talegaon, Tq. Arvi,

District-Wardha, in favour of defendant No.4 was entirely void

and hence, the defendant Nos. 1 and 2, the authorities under

the Forest Department of the State, be directed to call back

the recovery proceedings started against the plaintiff, who

was a surety for performance of contract by the defendant

No.4. A further declaration was claimed that resale price of

Rs.12,000/- realized by the defendant Nos. 1 and 2 in

respect of the same coup on 25.08.1972 be credited towards

the amount recoverable with respect to initial contract of sale.

7 sa135.96 + 136.96.odt

The another relief of declaration sought was sale of plaintiff's

property described in the plaint schedule in favour of

defendant No.3 in the revenue proceedings be declared as

void and not confirmed. Similar reliefs were also asked for in

Special Civil Suit No. 33 of 1977 filed by Madhukar

Shyamrao Shiraskar. Both the suits were tried together by

the trial Court and by common judgment and order dated

29.04.1992, the same were dismissed.

2] Regular Civil Appeal No.76 of 1992 filed by

Shyamrao Shankarrao Shiraskar and others challenging the

decision in Special Civil Suit No. 40 of 1974, and Regular

Civil Appeal No. 68 of 1992 filed by Madhukar Shyamrao

Shiraskar and others, challenging the decision in Special Civil

Suit No.33 of 1997, were dismissed by the common

judgment and order dated 06.04.1996 by the lower appellant

Court.

3] On 25.09.1996, this Court admitted the second

appeals on the substantial questions of law framed at Sr.Nos.

2, 4 and 5, which are reproduced below.

                                                 8             sa135.96 + 136.96.odt

                      [2]      Whether both the Courts below were justified

in not adjusting the proceeds of sale first in

discharging such amount due and recoverable from the original defendant

No.4, which was in the sum of Rs.12,000/-, on the face of the provisions of sections 82 and 83 of the Indian Forest Act, 1927?

[4] Whether both the Courts below were justified in overlooking and not noticing the law laid down by the Supreme Court in AIR 1967 SC 1105 (State of M.P. vrs. Kaluram)?

[5] Whether the reasons sought to be given by the trial Court in para 13 of its judgment, and

in para 33 of the judgment of the lower appellate Court, are legal and proper for

denying the benefit of Section 141 of the Contract Act read with Section 83 of the Forest Act, 1927, coupled with Rules 3 and 32 of the Forest Contract Rules?

4] The facts of the case are as under;

One Dhanraj s/o. Shyamrao Shiraskar, the

defendant No. 4 in both the civil suits was the son of plaintiff

Shaymrao Shankarrao Shiraskar and the brother of another

plaintiff Madhukar Shyamrao Shiraskar. In the auction

conducted by the Forest Department of the tree felled in

Coup No.24 in question, the defendant No.4 was the highest

bidder for an amount of Rs.15,100/- on 27.11.1971. Upon

acceptance of his bid, he paid an amount of Rs.1,000/- and

the balance amount was required to be paid in four equal

9 sa135.96 + 136.96.odt

installments of Rs.3,775/- each. The first installament was

due on 19.01.1972, when the defendant No.4 paid an

amount of Rs.2,775/- plus sales tax which is at Rs.528.35

and his sale was confirmed. The defendant No.4 failed to

pay 2nd, 3rd and 4th installments due on 01.02.1972,

01.03.1972 and 01.04.1972 respectively.

5] The petitioner Shyamrao Shirsaskar was the surety

for payment of this amount by the defendant No.1. In view of

the default on the part of defendant No.4, the properties i.e.

agricultural lands owned by the plaintiff Shyamrao were

attached on 15.02.1973 and 18.02.1973 bearing Survey Nos.

207/1 and 234/2, admeasuring total 18.71 acre for recovery

of Rs.11,325/-. It was sold in auction to the defendant No.3

for Rs.18,200/- on 04.12.2014. However, by virtue of interim

order passed by this Court, the appellant remained in

possession of the property. The sale also remained to be

confirmed in view of the orders passed by the lower Courts.

6] On the plea raised by the plaintiffs that the

security bond was signed without knowing and understanding

the contents of it, the Courts below concurrently recorded

the finding against the plaintiff and it is held that the plaintiffs

10 sa135.96 + 136.96.odt

have failed to establish that the security bods were void and

illegal. In respect of the contention that the attached property

was a joint family property in which the plaintiff Madhukar had

3/5th share, which could not have been attached in the

absence of he being a surety in the matter, the lower

appellate Court proceeds on the footing that it was an

ancestral and joint family property, but records the finding

that it was a joint family business of the plaintiffs and the

defendant No.4. These concurrent findings of fact recorded

by the Courts below are based on oral as well as

documentary evidence produced on record and no

substantial question of law has either been framed or arises

for consideration by this Court.

7] There is nothing on record to show the quantity

of fell trees which were purchased by the defendant No.4 in

auction for an amount of Rs.15,100/-. The auction was

confirmed on 25.12.1971 and the defendant No. 4 had

deposited an amount of Rs.3,303.35 inclusive of installment

of Rs.3,775/- with the defendant Nos. 1 and 2. The

defendant No.4 started working in the coup from 31.01.1972

and this was stopped by the Department on 11.05.1972.

11 sa135.96 + 136.96.odt

There is nothing on record to show the quantity of felled trees

which the defendant No.4 took out on transit pass from the

Forest coup No.24 where it was lying. The property belonging

to the plaintiffs was attached for recovery of Rs.11,325/- and

the felled trees lying in Coup No. 24 were reauctioned and

amount of Rs.12,000/- was recovered.

8] The stand of the respondent Nos. 1 and 2 in the

written statement was that the material in Coup No. 24 of

felled trees became absolute property of the Government on

termination of contract of the defendant No.4 and it was sold

in auction. It was also the stand taken in the written

statement against the balance due of Rs.11,325/- that the

Government could realized only Rs.7,503.50 after deducting

the expenses.

9] In the aforesaid background of factual position,

the provisions of Section 82 and 83 of the Indian Forest Act

are required to be seen and hence, the same are reproduced

below.

82.Recovery of money due to Government.--All money payable to the Government under this Act, or under any rule made under this Act, or on account of the price of any forest produce, or of expenses incurred in the execution of

12 sa135.96 + 136.96.odt

this Act in respect of such produce, may, if not paid when due, be recovered under the law for the time being in force

as if it were an arrear of land-revenue.

83. Lien on forest-produce for such money.--(1) When any such money is payable for or in respect of any forest- produce, the amount thereof shall be deemed to be a first charge on such produce, and such produce may be taken possession of by a Forest-officer until such amount has

been paid.

(2) If such amount is not paid when due, the Forest-officer may sell such produce by public auction, and the proceeds of the sale shall be applied first in discharging such amount.

(3) The surplus, if any, if not claimed within two months

from the date of the sale by the person entitled thereto, shall be forfeited to Government.

10] In view of the provisions of Section 82, the

amount of balance installment of Rs.11,325/- was required to

be recovered along with the expenses incurred as if it was an

arrears of land revenue. Such amount creates a first charge

of the Forest produce sold to the defendant No.4 in the

auction in terms of sub-section (1) of Section 83. Accordingly,

the defendant Nos. 1 and 2 have taken possession of the

Forest produce and since the amount was not paid, the same

was sold in exercise of powers conferred by sub-section (2)

of Section 82 for an amount of Rs.12,000/-. This amount was

required to be applied for discharge of Rs.11,325/- not paid

by the defendant No.4. In spite of this, if certain amounts

remained to be due against the defendant Nos. 4, then only

13 sa135.96 + 136.96.odt

the plaintiff could have been proceeded against on the basis

of security bond by attaching the agricultural lands bearing

Survey Nos. 207/1 and 234/2, admeasuring 18.17 acres,

situated at Mouza-Pardi. It was open for the plaintiff to get

the security discharged by paying the balance amount due

against the defendant No.4.

11] In the decision of the Apex Court in case of State

of Madhya Pradesh vrs. Kaluram, reported in AIR 1967 SC

1105, the provisions of Section 141 of Indian Contract Act

has been considered in the background of claim under

Sections 82 and 83 of the Indian Forest Act and it is held in

paragraph 11 as under;

"11. Kaluram by executing the surety bond had undertaken to discharge the liability arising out of any act, omission, negligence or default of the forest contractor. The surety Kaluram contends that because the State lost or parted with the security he stood discharged. By S.140 of the Indian Contract Act, 1872, where a guaranteed debt

has become due, or default of the principal debtor to perform a guaranteed duty has taken place, the surety, upon payment or performance of all that he is liable for, is invested with all the rights which the creditor had against the principal debtor; and by S.141 it is provided :

"A surety is entitled to the benefit of every security which the creditor has against the principal debtor at the time when the contract of suretyship is entered into, whether the surety knows of the existence of such security or not; and, if the creditor loses, or, without consent of the surety, parts with such security, the surety is discharged to the extent of the value of the security."

14 sa135.96 + 136.96.odt

The State had as already observed, a first charge over the goods: the State was also entitled to prevent the

goods from being removed without payment of the amount of instalments due. The expression "security" in S.141 is not used in any technical sense: it includes all

rights which the creditor had against the property at the date of the contract. The surety is entitled on payment of the debt or performance of all that he is liable for, to the benefit of the rights of the creditor against the principal debtor which arise out of the transaction which gives rise

to the right or liability: he is therefore on payment of the amount due by the principal debtor entitled to be put in the same position in which the creditor stood in relation to the principal debtor. If the creditor has lost or has parted with the security without the consent of the surety, the latter is, by the express provision contained in S.141,

discharged to the extent of the value of the security lost or parted with.

The plaintiff being surety, was entitled on

payment of debt or performance of all that he was liable for,

to the benefit of the rights of the creditors against the

principal debtor which arises out of transactions which gives

rise to the right and liability and he is, therefore, on payment

of the amount due by the principal debtor entitled to be put in

the same position in which the creditor stood in relation to the

principal debtor. It is held that if the creditor has lost or has

parted with the security without the consent of the surety, the

later is by the expressed provision contained in Section 141

of the said Act to the extent of the value of security lost or

part with.

12] In the present case, the respondent Nos. 1 and

2 having sold the Forest produce for an amount of

15 sa135.96 + 136.96.odt

Rs.12,000/-, have lost the security to which the surety was

entitled to against the principal debtor. There is nothing on

record to show that the plaintiff was called upon either to give

his consent for sale of the property or for the auction of the

Forest produce, which were sold to the defendant No.4. The

attachment of the property and its sale was, therefore, illegal

and void so far as the plaintiff is concerned. Such a sale

cannot be confirmed. The substantial questions of law at

Sr.Nos. 2 and 5 are answered accordingly.

13] Shri Khamborkar, the learned counsel appearing

for the appellant in both these appeals submit that the

plaintiffs are prepared to pay the balance of Rs.7,504/- with

interest at the rate of 6% per annum from 01.04.1972 till this

date to the defendant Nos.1 and 2 within the period of three

months from today.

The statement is accepted.

14] In the result, the appeals are allowed. Judgment

and order dated 29.04.1992 passed by the trial Court in

Special Civil Suit Nos. 40 of 1974 and 33 of 1977 along with

the judgment and order dated 06.04.1992 passed by the

16 sa135.96 + 136.96.odt

lower appellate Court in Regular Civil Appeal Nos. 69 of 1992

and 76 of 1992 are hereby quashed and set aside. The

attachment of the properties of the plaintiffs on 15.02.1973

and 18.02.1973 is declared to be null and void upon the

plaintiffs depositing the balance amount of Rs.7,504/- with

6% interest per annum with effect from 01.04.1972 till this

date, within the period of three months from today. No order

as to costs.

JUDGE

Rvjalit

 
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