Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jayshree Keshav Deshpande ... vs Somnath Narayan Kulthe
2017 Latest Caselaw 4574 Bom

Citation : 2017 Latest Caselaw 4574 Bom
Judgement Date : 17 July, 2017

Bombay High Court
Jayshree Keshav Deshpande ... vs Somnath Narayan Kulthe on 17 July, 2017
Bench: S.P. Deshmukh
                                      {1}                            wp8870-17

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

                     WRIT PETITION NO.8870 OF 2017
                                 WITH
                     WRIT PETITION NO.8871 OF 2017

 Smt. Jayshree w/o Keshav Deshpande                             PETITIONER
 Age - 55 years, Occ - Household
 Through Power of Attorney Holder
 Shri. Laxmikant Keshav Deshpande,
 Age - 58 years, Occ - Labourer
 R/o Ward No. 3, Deshpande Chall,
 Shivaji Road, Taluka - Shrirampur
 District - Ahmednagar

          VERSUS

 Shri. Somnath Narayan Kulthe                                RESPONDENT
 Age - 48 years, Occ - Service,
 R/o Somaya Organic Factory,
 Labour Colony, Survey No. 2,
 Room No. F-8, Purchase Office,
 Kanhegaon (Sakharwadi),
 Taluka - Kopargaon, District - Ahmednagar

                                .......

Mr. Rahul A. Tambe, Advocate for the petitioner Mr. V. P. Latange, Advocate for the respondent .......

[CORAM : SUNIL P. DESHMUKH, J.]

DATE : 17th JULY, 2017

ORAL JUDGMENT :

1. Rule. Rule made returnable forthwith and heard finally with

consent of learned advocates for the parties.

2. Aggrieved by orders dated 7th July, 2017 passed by District

{2} wp8870-17

Judge-2 Shrirampur in Miscellaneous Civil Appeals No. 2 of 2017

and 19 of 2016, in respect of same disputed property, the

petitioner is before this court in two writ petitions.

3. Writ petition No. 8870 of 2017 pertains to Regular Civil

Suit No. 282 of 2016 instituted by the petitioner for injunction

against the respondent in respect of disputed property. Whereas

writ petition No. 8871 of 2017 pertains to Regular Civil Suit No.

251 of 2016 instituted by respondent for injunction restraining

the petitioner from demolition of suit property.

4. In regular civil suit No. 282 of 2016 instituted by the

petitioner, he had preferred temporary injunction application

Exhibit-5, which came to be granted by the trial court under

order dated 8th March, 2017 restraining the respondent from

causing obstruction to construction of new building at the suit

property. Against said order dated 8th March, 2017, respondent

preferred Miscellaneous Civil Appeal No. 2 of 2017 before District

Court, Shrirampur.

5. Whereas, temporary injunction application Exhibit-5 in

Regular Civil Suit No. 251 of 2016 filed by the respondent had

been rejected by trial court under order dated 8th December,

2016. Against the same, Miscellaneous Civil Appeal No. 19 of

{3} wp8870-17

2016 had been preferred by the respondent.

6. Both, Miscellaneous Civil Appeals No. 19 of 2016 and 2 of

2017 were being simultaneously heard by the appellate court.

Hearing of said matters went on for quite some time. During the

course of said proceedings certain material was sought to be

produced on behalf of the respondent.

7. During pendency of these appeals, petitioner had moved

for police protection before trial court, which application had

been rejected and as such, writ petition No. 6244 of 2017 has

been filed by the petitioner, which is pending before this court.

During pendency of said writ petition, appellate court

purportedly has decided both aforesaid Miscellaneous Civil

Appeals, remanding the matters for hearing before trial court,

setting aside orders passed by trial court on temporary

injunction applications of respective sides for re-decision

thereon, taking into account material being placed before

appellate court.

8. Learned advocate for the petitioner states that as a matter

of fact, whatever material was sought to be produced, could

have been seen by appellate court and decided the matters

instead of sending the matters back to trial court. Learned

{4} wp8870-17

advocate for the petitioner submits out that orders passed by

appellate court are rendered perfunctory, as those would not

disclose objective application of mind and although there was no

relief operating in the appeals, has purported to continue the

same till decision on temporary injunction applications.

9. Learned advocate submits that this is a case wherein

appellate court ought to have applied its mind to material sought

to be produced and having regard to observations of the

Supreme Court in the case of "Ashwinkumar K. Patel V/s Upendra J.

Patel" reported in 1999 AIR (SC) 1125 : 1999 AIR (SCW) 780: 1999 (3) SCC

161. He particularly refers to and stresses on paragraphs No. 8

and 9 of said judgment, reading, thus-

" 8. In our view, the High Court should not ordinarily remand a case under order 41 Rule 23 Civil Procedure Code to the lower court merely because it considered that the reasoning of the lower court in some respects was wrong. Such remand orders lead to unnecessary delays and cause prejudice to the parties to the case. When the material was available before the High Court, it should have itself decided the appeal one way or other. It could have considered the various aspects of the case mentioned in the order of the Trial court and considered whether the order of the Trial court ought to be confirmed or reversed or modified. It could have easily considered the documents and affidavit and decided about the prima facie case on the material available. In matters involving agreements of 1980 and 1996 on the one hand and an agreement of 1991 on the other, as in this case, such remand orders would lead to further delay and uncertainty. We are, therefore, of the

{5} wp8870-17

view that the remand by the High Court was not necessary.

9. We have also considered whether, on that account, we should send back the matter to the High Court for consideration of the appeal. We are of the view that on the facts of this case, this court can decide whether the temporary injunction granted by the Trial court should be confirmed or not. We are, therefore, not remitting the matter to the High court because a further remand would lead to delay and perhaps one more special leave petition to this court. "

10. Learned advocate for the respondent submits that since

certain documents have been produced and appellate court has

considered it appropriate to send the matters back, it cannot be

termed as erroneous orders.

11. Perusal of impugned orders shows that the miscellaneous

civil appeals had been lingering on for quite some time for orders

of appellate court. Looking at the observations in "Ashwinkumar

K. Patel's case (supra) being referred to and relied upon on

behalf of the petitioner, in the facts and circumstances of the

case, it appears to be expedient that appellate court itself goes

on with the matters and decides the same expeditiously taking

into account material as is sought to be produced by the parties

concerned.

12. As such, both the writ petitions stand allowed. Rule is

made absolute in terms of prayer clause "B". Impugned orders

{6} wp8870-17

dated 7th July, 2017 passed by District Judge-2 Shrirampur in

Miscellaneous Civil Appeals No. 2 of 2017 and 19 of 2016 stand

set aside. Both the miscellaneous civil appeals stand restored

before appellate court. District Judge-2, Shrirampur to proceed

with the appeals so restored as expeditiously as possible and

dispose of the same, giving adequate opportunity to parties

concerned, by 4th August, 2017.

[SUNIL P. DESHMUKH, J.]

drp/wp8870-17

 
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