Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Neela Prabhubhai Rathod vs Vasudeobhai Jadaoji Rathod ...
2017 Latest Caselaw 8357 Bom

Citation : 2017 Latest Caselaw 8357 Bom
Judgement Date : 2 November, 2017

Bombay High Court
Smt. Neela Prabhubhai Rathod vs Vasudeobhai Jadaoji Rathod ... on 2 November, 2017
Bench: Z.A. Haq
 Judgment                                          1                             wp3563.17+1.odt




                IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                 

                          NAGPUR BENCH, NAGPUR.


                           WRIT PETITION NO. 3563  OF 2017
                                       WITH
                           WRIT PETITION NO. 3564  OF 2017



 Smt. Neela Prabhubhai Rathod,
 aged about 63 years, Occu.: Nil, 
 R/o. 19, Dharampeth Extension, Shankar
 Nagar, Nagpur through its power of attorney
 holder Prabhubhai Jadhavji Rathod, aged 
 about 73 years, Occu.: Retired, Resident of
 19, Dharampeth Extension, Shankar Nagar,
 Nagpur. 


                                                                       ....  PETITIONER.

                                     //  VERSUS //


 1. Vasudeobhai Jadaoji Rathod (Died)

      1-a. Veena Wasdeobhai Rathod
           Aged about 68 years, Occu.: Nil, 
           Resident of C/o. Smt. Sadhana
           Hemant Rathod, Street No.3, 
           Behind Shiv Temple, Fafadih, 
           Raipur. 

      1-b. Sheela Ramesh Rathod,
           Aged about 53 years, Occu.: Nil,
           Resident of Nandanwan North
           Sundervash Udaipur, Rajasthan.

      1-c. Sadhana Hemant Parmar, aged about 
           50 years, Occ.: Nil, Resident of Street
           No.3, Behind Shiv Temple, Fafadih, 
           Raipur (Chhatisgarh).




::: Uploaded on - 14/11/2017                           ::: Downloaded on - 14/11/2017 23:55:52 :::
  Judgment                                         2                             wp3563.17+1.odt




      1-d. Anju Rajesh Rathod, aged about 46
           years, Occ. : Nil, Resident of Post Box
           No. 38, Near Shambhu Temple, 
           Toongri, Post : Chaibasa, Shingbhum,
           Jharkhand 822 031. 

      1-e. Deepak Wasdeobhai Rathod, aged about 
           48 years, Occ.: Business,  


 2. Kantilal Jadhavji Rathod, aged about 75 years,
    Occ. : Business,

 3. Shantilal Dayaram Rathod, aged about 74 years,
    Occ. : Business,

 4. Chandrika Kantilal Rathod, aged about 69 years,
    Occ. : Nil,

 5. Tara Shantilal Rathod, aged about 67 years,
    Occ. : Nil, 

 6. Harish Dayaram Rathod, aged about 67 years,
    Occ. : Nil, 

 7. Harshada Harish Rathod, aged about 63 years,
    Occ. : Nil, 

      The respondent No.1(e) to 7 are residents of 
      19, Dharampeth Extension, Shankar Nagar,
      Nagpur. 

 8.  Jaykuwar Dayaram Rathod (Died)

      8.a. Narmada Odhaoji Shivji Parmar, 
           aged about 73 years, Occu.: Nil, 
           Resident of C/o. Uday Odhaoji Parmar,
           Railways Contractor, House No.184, 
           New Mahal, Post Mugal Sarai, 
           Banaras, District : Chandauli (U.P.)

      8.b. Bhupendra Dayaram Rathod, aged about 
           63 years, Occu. Railway Contractor,  
           Resident of Thekedari Mohalla,  
           Post : Nainpur, District : Mandla (M.P.)



::: Uploaded on - 14/11/2017                          ::: Downloaded on - 14/11/2017 23:55:52 :::
  Judgment                                         3                             wp3563.17+1.odt




      8.c. Hemlata Harish Kodiyar, aged about 
           61 years, Occu. Nil, Resident of   
           C/o. Harish Kodiyar, 33, Vivekanand
           Nagar, Dindigul 624 001 (Tamilnadu)

      8.d. Hansa Chandrakant Gohil,aged about 59
           years, Occ. Nil, resident of Near Railway
           Station, Station Road, PO Maharajpur, 
           District : Mandla (M.P.)

      8.e. Ramila Narendra Vegad, aged about 57
           years, Occ. : Business, Resident of Jigyasa
           Ice Cream Parlour, Opp. S.B.I. Behera Mal
           Road, PO & Dist. Jharsugda - 768 203.

      8.f. Urmila Sharad Chauhan, aged about 55
           years, Occ. Nil, resident of Shivanand Nagar,
           (Shree Nagar), New Old Akash Gas Godown,
           District : Raipur (Chhattisgarh).

      8.g. Vinay Gunwant Rathod, aged about 33
           years, Occ. Business, resident of Sector 17,
           Block No.60, Chopsani Housing Board,
           Jodhpur (Rajasthan). 

 9. Chetna Bhupendra Rathod, aged about 58
    years, Occu.: Nil, resident of Thekedari
    Mohalla, Manipur, District : Mandla (M.P.)

 10. United India Insurance Co. Ltd. Regional and
     Divisional Office, through its Manager, 
     Ambika House, Office at 19, Dharampeth 
     Extension, Shankar Nagar, Nagpur. 

 11. Life Insurance Corporation of India, 
     through its Manager, Office at 19, 
     Ambika House, Dharampeth 
     Extension, Shankar Nagar, Nagpur. 
                                                                   .... RESPONDENTS
                                                                                 .

  ___________________________________________________________________
 Shri Alok Daga, Advocate for Petitioner. 
 Shri V.V.Bhangde, Advocate for Respondent Nos.1(e), 2, 3, 4, 6 & 7. 
 Smt. Amal Rohilla, Advocate for Respondent No.10.  
 ___________________________________________________________________



::: Uploaded on - 14/11/2017                          ::: Downloaded on - 14/11/2017 23:55:52 :::
  Judgment                                              4                             wp3563.17+1.odt




                              CORAM : Z.A.HAQ, J.

DATED : NOVEMBER 02, 2017.

ORAL JUDGMENT :

1. Both these petitions can be disposed of by common judgment as

same points are involved in both the petitions.

2. Heard learned advocates for the respective parties.

3. RULE. Rule made returnable forthwith.

4. These petition are filed by the decree holder challenging the orders

passed by the trial Court on applications Exh.469, 488, 221, 256-A, 364, 404,

388 and 450. The various applications are filed by the respective parties for

withdrawal of the amount of their respective shares as per preliminary decree

passed in Regular Civil Suit No.354 of 1996. The judgment passed in

Regular Civil Suit No. 354 of 1996 is challenged in appeal which is pending

before the District Court. By the judgment passed in Regular Civil Suit

No.354 of 1996 it is held that the plaintiff is entitled to receive 15% share in

annual rent of the suit building and the defendants are entitled for the

remaining 85% of the amount.

Judgment 5 wp3563.17+1.odt

5. The amount of rent is being regularly deposited and the parties are

moving applications seeking permission to withdraw the amount as per their

share.

6. Now, the grievance of the petitioner/ plaintiff is that the

respondent No.1-A Veena Wasdeobhai Rathod wants her share of 10%

separately and therefore, excluding Smt. Veena other defendants are entitled

for 75% amount i.e. being deposited before the trial Court, however, there is

a chance of miscalculation and without deducting the amount of 10%

receivable by Smt. Veena, other defendants may be given 85% of the amount

and then it will affect the plaintiff and there will be difficulty for receiving

her share of 15% amount.

Shri V.V.Bhangde, learned advocate for the defendants except

Smt. Veena Wasdeobhai Rathod, has submitted that those defendants are

seeking withdrawal of only 75% of the amount and not 85% of the amount.

In view of this specific submission made on behalf of the

defendants the apprehension of the plaintiff is ill-founded.

7. Other grievance of the plaintiff is that the defendants are seeking

to withdraw 85% (or 75%) from the amount of Rs.9,23,000/- which is

deposited towards interest on the amount of Rs.9,39,987.33 as per clause (v)

Judgment 6 wp3563.17+1.odt

of the operative order of the judgment given in Regular Civil Suit No.354 of

1996. It is submitted that this amount of Rs.9,23,000/- is receivable

exclusively by the plaintiff.

8. Shri V.V.Bhangde, advocate for the respondents (excluding

respondent No.1-a) has submitted that when the judgment and decree in

Regular Civil Suit No. 354 of 1996 was challenged before this Court in First

Appeal No. 232 of 2007, while admitting the appeal this Court passed order

on 18th April, 2007 directing the defendants to deposit an amount of

Rs.9,40,000/- as per clause (v) of the operative order referred above. It is

submitted that this amount is withdrawn by the plaintiff. The learned

advocate for the plaintiff has not disputed this fact.

It is further submitted by Shri V.V. Bhangde, advocate that the

amount of Rs.9,23,000/- towards interest on the amount of Rs.9,40,000/- is

also in deposit with the trial Court and the defendants do not intend to

withdraw 85% of that amount.

Accepting the above submission made on behalf of the

respondent, the grievance of the plaintiff in this regard does not survive. It

is clarified that while disbursing the amount, the trial Court should not touch

the amount of Rs.9,23,000/- and the interest which has accrued on it.

Judgment 7 wp3563.17+1.odt

9. In Writ Petition No. 3563 of 2017 the subject matter is order

passed on application (Exh.488). By this application the plaintiff sought

permission to withdraw Rs.15,26,119/- lying in the deposit with Nazir.

Paragraph 12 of this application shows that the plaintiffs sought withdrawal

of the amount of Rs.15,26,119/- out of the amount of Rs.150 lakhs deposited

for the period from 1st June, 1994 till 30th September, 2008.

The advocate for the defendants has pointed out the judgment

given by this Court in Writ Petition No. 6007 of 2010 on 30 th April, 2011. In

this petition also this Court was required to consider the entitlement of the

parties for withdrawal of the amount. While disposing the writ petition this

Court directed in para (iv) of the operative order as follows :

"(iv) It is made clear that the petitioner shall not be entitled to make any application henceforth till the final disposal of Final Decree proceedings either in this Court or in the Executing Court for the balance amount."

Inspite of the specific order that the plaintiff would not be

entitled to make any application seeking withdrawal of the amount till

disposal of the final decree proceedings, the plaintiff has moved the

application (Exh.488). This order passed on 30th April, 2011 precludes

plaintiff from moving any application for withdrawal of any amount from the

amount deposited till that date. It is submitted that the application is moved

as the plaintiff requires the amount for medical expenses. The explanation

Judgment 8 wp3563.17+1.odt

cannot be accepted and if at all such contingency has arisen the plaintiff

should have moved appropriate application before this Court and should

have sought permission for moving application before the trial Court.

In fact, filing of the application (Exh.488) is contrary to the

order passed by this Court and is contemptuous. However, without going

into that aspect, in my view, the interests of justice would be sub-served by

imposing costs of Rs.Ten Thousand on the plaintiff to be payable to the

respondent No.1-e to 9. The amount be deposited before the trial Court

within one month and the trial Court shall disburse it proportionately to the

above respondents.

10. Further grievance of the plaintiff is that inspite of the order passed

by the trial Court on applications (Exhs.130, 161, 178, 262, 296) on 12 th

September, 2013 directing that the Judgment Debtors shall start

maintenance work of the building as soon as the amount is received by them,

the judgment debtors have not taken any steps in the matter though amount

is received by them and the tenants (LIC of India and United India Insurance

Co.) have filed applications Exh.No. 485 and Exh.No.492 making grievance

about this aspect before the trial Court. It is not understood as to how the

plaintiff can make a grievance in this regard in this writ petition. The issue

of maintenance and repairs of the building is being agitated by the tenants

vide applications Exh.485 and Exh.492.

Judgment 9 wp3563.17+1.odt

For the reasons recorded above, the writ petitions are disposed

in the above terms. In the circumstances, the parties to bear their own costs.

JUDGE

RRaut..

 
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 : MAIMS

 
 
Latestlaws Newsletter