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

Ajay S/O Shripal Jain & Ors vs Sanjay S/O Parmeshwar Jain
2017 Latest Caselaw 8680 Bom

Citation : 2017 Latest Caselaw 8680 Bom
Judgement Date : 14 November, 2017

Bombay High Court
Ajay S/O Shripal Jain & Ors vs Sanjay S/O Parmeshwar Jain on 14 November, 2017
Bench: V.M. Deshpande
Judgment

                                                         second appea191.09 24

                                       1

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

                   SECOND APPEAL NO.191 OF 2009

1. Ajay s/o Shripal Jain,
Aged about 53 years,
Occupation Chartered Accountant,
R/o Jatharpeth, Akola,
Taluka and District Akola.

2. Sau. Kiran w/o Arihand Jain,
Age 55 years, Occupation Medical Practitioner,
R/o United States of America.

3. Sau. Charu w/o Uday Mahorkar,
Age about 61 years,
Occupation Medical Practitioner,
R/o Dhantoli, Nagpur.

4. Smt. Pramila wd/o Shripal Jain,
(Since Dead), Represented by Appellant
Nos.1 to 3 as legal representatives.                ..... Appellants.

                                ::   VERSUS   ::

1. Sanjay s/o Parmeshwar Jain,
Aged about 47 years, Occupation Business,
R/o Jain Nursing Home,
New Sanjivani Medical Stores,
Washim Stand, Akola,
Taluka and District Akola.



                                                                         .....2/-



 ::: Uploaded on - 17/11/2017                      ::: Downloaded on - 18/11/2017 01:36:34 :::
 Judgment

                                                           second appea191.09 24

                                       2

2. Parmeshwar s/o Gulabchand Jain,
Age about 80 years, Occupation Businessman,
R/o Sisa Masa (Dongergaon),
Tahsil and District Akola.                         ..... Respondents.

================================================================
           Shri A.R. Patil, Counsel for the appellants.
           Shri A.S. Mehadia, Counsel for respondent No.1.
================================================================


                                CORAM : V.M. DESHPANDE, J.
                                DATE    :  NOVEMBER 14, 2017.

ORAL JUDGMENT

1. Heard learned counsel Shri A.R. Patil for the

appellants and learned counsel Shri A.S. Mehadia for

respondent No.1.

2. On 28.7.2009 this second appeal was admitted on

the following substantial questions of law:

"(1) Is the exclusive possession the only criteria to decide whether the occupation is that of licencee or a tenant?

(2) Was it proper on the part of the learned appellate Judge to have said that it was not necessary for him to read the entire evidence

.....3/-

Judgment

second appea191.09 24

in detail particularly when first appeal is on facts?"

3. The present appellants filed a special civil suit

against the respondents for possession and recovery of

damages. The said suit was contested by the respondents.

Various issues were framed by learned Judge of the Trial

Court. Plaintiffs examined two witnesses namely Ajay s/o

Shripal Jain and Dinkar V. Bunde. The defendants also

entered into the witness box. Sanjay s/o Parmeshwar Jain as

DW1; Abhay s/o Prabhakar Nimbalkar as DW2; Parmeshwar

Gulabchand Jain as DW3; Sk. Rashid Sk. Heusen as DW4;

Jugalkishore Ballabhdlal Jaiswal; Sherkhan Sujatkhan;

Jagdishchandra Gulabchand Singhai, and Pratapchandra

Singhai were examined. The evidences of these witnesses are

filed on record. Each of witnesses of either side was

thoroughly cross-examined in order to test the veracity of

their evidences.

.....4/-

Judgment

second appea191.09 24

4. Learned Civil Judge Senior Division at Akola vide

judgment dated 18.8.2005 decreed the suit and thereby

directed that the defendants shall hand over the vacant

possession of the suit rooms as described in paragraph No.1 of

the plaint to the plaintiffs within a period of four months from

the date of order. Enquiry into future mesne profit was also

ordered.

5. The defendants being aggrieved by such judgment

and decree, preferred Regular Civil Appeal No.108 of 2005

under Section 96 of the Code of Civil Procedure. Various

grounds were taken to set up challenge to the impugned

judgment and decree of possession. The appeal was heard in

detail by the Lower Appellate Court. The Lower Appellate

Court also formulated 10 points.

6. With the assistance of learned counsel Shri A.R.

Patil for the appellants and learned counsel Shri A.S. Mehadia

.....5/-

Judgment

second appea191.09 24

for respondent No.1, I have gone through the judgment

delivered by the Lower Appellate Court. The Lower Appellate

Court has described the facts in the judgment and, thereafter,

he has formulated the points. No doubt, the reasoning is also

supplemented by the Lower Appellate Court. However, in my

view, the present second appeal must succeed on question

No.2 that was formulated as substantial question of law on

28.7.2009 inasmuch as learned Judge of the Lower Appellate

Court himself has observed in paragraph No.18 of the

judgment as under:

"Now, it is not necessary for me to read the evidence of each and every witness in great details."

Not only that, perusal of the impugned judgment

shows that there is no application of mind and the evidences

of witnesses examined by the parties were not given due

weightage also.

.....6/-

Judgment

second appea191.09 24

7. Learned counsel Shri A.R. Patil for the appellants

invites my attention to the law laid down by the Honourable

Apex Court in the case of Laliteshwar Prasad Singh and ors

..vs.. S.P. Srivastava (Dead) through legal representatives,

reported at (2017)2 SCC 415 in respect of Section 96, Order XLI

Rule 31 and Order XX Rule 5. The aforesaid Apex Court's

decision has also considered the earlier decision of the

Honourable Apex Court.

8. The Honourable Apex Court in the case of Vinod

Kumar ..vs.. Gangadhar, reported at (2015)1 SCC 391 in

paragraph No.10 of the said judgment has also considered the

judgment in the case of Kurian Chacko ..vs.. Varkey Ouseph,

reported at AIR 1969 Kerala High Court 316. The Honourable

Justice V.R. Krishna Iyer (as his Lordship then was the Judge

of the Kerala High Court) also reproduced the observation of

the Honourable Justice V.R. Krishna Iyer as under:

.....7/-

Judgment

second appea191.09 24

"An appellate court is the final court of fact ordinarily and therefore a litigant is entitled to a full and fair and independent consideration of the evidence at the appellate stage. Anything less than this is unjust to him and I have no doubt that in the present case the learned Subordinate Judge has fallen far short of what is expected of him as an appellate court. Although there is furious contest between the counsel for the appellant and for the respondent, they appear to agree with me in this observation."

9. The aforesaid observations are applicable in this

case with its full force. Consequently, the second appeal must

succeed. Therefore, I answer question No.2 in affirmative that

the Lower Appellate Court was duty bound to read entire

evidences in details and to deliver its judgment. Since the

Lower Appellate Court has failed to evaluate and consider

entire evidences of each of the witnesses, the appeal needs to

be remitted back to the Lower Appellate Court to decide the

same afresh in accordance with law by giving an opportunity

of hearing to the parties to the appeal.

.....8/-

Judgment

second appea191.09 24

10. Consequently, this Court passes the following

order:

ORDER

1) Judgment and decree passed by learned

Principal District Judge at Akola dated 21.6.2008

in Regular Civil Appeal No.108 of 2005 is set aside.

2) Regular Civil Appeal No.108 of 2005 is remitted

back to the Principal District Judge at Akola and

the learned Judge shall decide the said appeal

afresh in accordance with law by giving an

opportunity of hearing to the parties to the said

appeal.

3) Both the parties agree to appear before learned

Principal District Judge at Akola on 8.1.2018.

4) The Registry of this Court is directed to remit

.....9/-

Judgment

second appea191.09 24

back the record immediately.

5) Since the appeal is of the year 2005, the Lower

Appellate Court shall dispose of the said appeal as

early as possible and in any case within a period of

one year from the date of appearance of the

parties i.e. 8.1.2018. It will be open for the

respondents to move an application for Stay of the

judgment and decree of the Trial Court and the

Lower Appellate Court shall decide the same in

accordance with law.

6) Needless to mention that the parties will be

entitled to raise additional grounds if they choose

to raise.

JUDGE

!! BRW !!

...../-

 
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