Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abhishek S/O Dilip Khati And ... vs Sau. Rewati W/O Rajendra Gadgil ...
2017 Latest Caselaw 4786 Bom

Citation : 2017 Latest Caselaw 4786 Bom
Judgement Date : 20 July, 2017

Bombay High Court
Abhishek S/O Dilip Khati And ... vs Sau. Rewati W/O Rajendra Gadgil ... on 20 July, 2017
Bench: S.B. Shukre
                                             1                        CRA9.17 with 92.17(J)
                                                                                                   
        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  NAGPUR BENCH, NAGPUR.

              CIVIL REVISION APPLICATION NO.9/2017
                               with
              CIVIL REVISION APPLICATION NO.92/2017

                      ...................................................

               CIVIL REVISION APPLICATION NO.9/2017

1.      Shri Abhishek s/o Dilip Khati                                     ...APP
                                                                                LICANT
                                                                                       S
                                                                                         
        Aged about : 30 years, Occ. Business,
2.      Shri Yogen s/o Dilip Khati,
        aged about 28 years, Occ. Busines.
        Both R/o Gangotri Apartment, 
        224, Khadiche Maidan, Somwarpeth,
        Pune.
3.      Sau.Ranjana w/o Prashant Shitoot,
        Aged about 52 years, Occ. Household,
        R/o. Aditi Apartment, Sanewadi, Aundh,
        Pune. 

                                      --Versus ---

1.      Sau. Rewati w/o Rajendra Gadgid,                NON-APPLICANT
                                                                      S
                                                                        
        Aged about 42 years, Occ. Teacher.
        New Ramdaspeth, Nagpur.

2.      Shri Dewashish s/o Rajendra Gadgid,
        Aged about 8 years, Occ. Student.
3.      Ms. Maitrayee d/o Rajendra Gadgid,
        Aged about 14 years, Occ. student,
        (Non applicant nos. 2 and 3 being minors are represented through
        their natural Guardian/Mother namely Sau.Rewati w/o Rajendra 
        Gadgid).




     ::: Uploaded on - 28/07/2017                                  ::: Downloaded on - 08/08/2017 00:41:13 :::
                                          2            CRA9.17 with 92.17(J)
                                                                                    
        All R/o  Near Carmel School,
        Akola, District Akola. 

4.      Shri Rajendra Prabhakar Gadgid,
        Aged 50 years, Occ. Business,
        R/o. Swarajpeth, Near Agrawal Hospital,
        Lady Hoardings Road, Akola.
5.      Sau. Mrunalini wd/o Prabhakaar Gadgid,
        Aged about 81 years, Occ. Household work.

6.      Shri Ashok s/o Prabhakar Gadgid,
        Aged about 60 years, Occ.Nil
        R/o. Lady Hoardings Road,
        Swarajpeth, Akola.

              CIVIL REVISION APPLICATION NO.92/2017

1.      Sau. Mrunalini wd/o Prabhakar Gadgid,          APPLICANTS
        Aged about 81 years, Occ. Household work.

2.      Shri Ashok s/o Prabhakar Gadgid,
        Aged about 60 years, Occ.Nil
        R/o. Lady Hoardings Road,
        Swarajpeth, Akola.

                                    --Versus ---

1.      Sau. Rewati w/o Rajendra Gadgid,                NON-APPLICANT
                                                                      S
                                                                        
        Aged about 42 years, Occ. Teacher.
        New Ramdaspeth, Nagpur.

2.      Shri Dewashish s/o Rajendra Gadgid,
        Aged about 8 years, Occ. Student.
3.      Ms. Maitrayee d/o Rajendra Gadgid,
        Aged about 14 years, Occ. student,
        (Non applicant nos. 2 and 3 being minors are represented through
        their natural Guardian/Mother namely Sau. Rewati w/o Rajendra 
        Gadgid).




     ::: Uploaded on - 28/07/2017                   ::: Downloaded on - 08/08/2017 00:41:13 :::
                                                        3                         CRA9.17 with 92.17(J)
                                                                                                              
                Non applicant Nos. 1 to 3 are
                R/o  Near Carmel School,
                Akola, District Akola. 

4.              Shri Rajendra Prabhakar Gadgid,
                Aged 50 years, Occ. Business,
                R/o. Swarajpeth, Near Agrawal Hospital,
                Lady Hoardings Road, Akola.
5.              Shri Abhishek s/o Dilip Khati          
                Aged about 30 years, Occ. Business,
6.              Shri Yogen s/o Dilip Khati,
                aged about 28 years, Occ. Business.
                Respondent nos. 5 and 6 are
                R/o. Gangotri Apartment, 
                224, Khadiche Maidan, Somwarpeth,
                Pune.

7.              Sau.Ranjana w/o Prashant Shitoot,
                Aged about 52 years, Occ. Household,
                R/o Aditi Apartment, Sanewadi, Aundh,
                Pune.
------------------------------------------------------------------------------------------------------
Shri S.Y.Deopujari, Advocate for applicants in both CRA.
Shri U.J.Deshpande, Advocate for respondent nos. 1 to 3. 
Shri S.S.Ghate, Advocate for respondent no.4.

                                                                 CORAM : S.B.SHUKRE,J.

DATED : 20.07.2017 ORAL JUDGMENT

Heard learned counsel for the parties.

2. Rule. Heard finally by consent.

3. In view of orders of this Court dated 03.02.2017 and 07.07.2017,

both these CRAs are heard together and disposed of by this common judgment.

                                                4                      CRA9.17 with 92.17(J)
                                                                                                    
4.            The   impugned   order   has   been   passed   on   28.11.2016.     Before   this 

order was passed, a compromise decree had been passed on 30.03.2016 in Special

Civil Suit No.119/2015 in which respondent no.5 in the CRA 9/2017, and

applicant in CRA No.92/2017, was the plaintiff and applicant nos. 1,2,3 and

respondent nos. 4 and 6 in CRA No.9/2017 were the defendants. In that suit, the

respondent nos. 1, 2 and 3 were not joined as party defendants. But, that suit

was for seeking a decree of partition of the joint family property and upon the

compromise, a decree was also passed allotting equal share to the plaintiff and all

the defendants therein.

5. Now, in the present suit i.e. R.C.S.No.205/2015, an injunction has

been sought against the applicants as well as respondent nos. 4, 5 and 6, who

have been allotted separate shares in the joint family property by a decree passed

on 30.03.2016 in Special Civil Suit No.119/2015 to the effect that they be

restrained from alienating their shares in the joint family property. This would

show that jointness of the family property or otherwise, goes to the root of the

matter and unless this aspect is considered properly, no interim order can be

passed in a just and proper manner. Unfortunately, the parties whose duty was it

to place on record a copy of compromise decree had not performed their duty,

although they were having the knowledge of the same. Had this been done by

these parties, the situation would not have come to this stage. Be that as it may,

5 CRA9.17 with 92.17(J)

the fact remains that the issue as stated earlier, has formed the foundation for

granting any discretionary relief in a case like the instant one. Therefore, I am of

the view that the impugned order would have to be considered as the order

passed upon non consideration of the material facts and therefore, it would have

to be quashed and set aside.

6. Accordingly, both these civil revision applications are allowed. Order

dated 28.11.2016 passed below Exhs. 1, 39 and 40 is quashed and set aside.

Similarly, order dated 21.08.2015 passed below Exh. 22 is also quashed and set

aside. The matters are remanded back to the trial Court for decision afresh in

accordance with law after giving of due opportunity of hearing to the parties. The

parties are permitted to make necessary amendments and also to place on record

the documents disclosing material facts. All questions relating to facts and the

law are kept open. The parties to bear their own costs.

JUDGE

Andurkar..

 
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