Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kakasaheb Chhaburao Rajguru vs Eknath Asaraji Karande And Others
2021 Latest Caselaw 10805 Bom

Citation : 2021 Latest Caselaw 10805 Bom
Judgement Date : 11 August, 2021

Bombay High Court
Kakasaheb Chhaburao Rajguru vs Eknath Asaraji Karande And Others on 11 August, 2021
Bench: V. V. Kankanwadi
               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD


                        921 SECOND APPEAL NO.260 OF 2019
                                       WITH
                        CIVIL APPLICATION NO.5396 OF 2019


                         KAKASAHEB CHHABURAO RAJGURU
                                       VERSUS
                     EKNATH ASARAJI KARANDE AND OTHERS
                                          ...
                      Mr. C.K. Shinde, Advocate for the appellant
                 Mr. D.A. Bide, Advocate for respondent Nos.1 to 5
                                          ...

                                   CORAM :      SMT. VIBHA KANKANWADI, J.
                                   DATE :       11th AUGUST, 2021.


ORDER :

1 Present appeal has been filed by the original plaintiff to

challenge the Judgment and Decree passed by the First Appellate Court. He

had filed Regular Civil Suit No.4/2009 before Civil Judge Junior Division,

Shevgaon, Dist. Ahmednagar for permanent injunction. It came to be

decreed on 11.02.2013. Thereafter, present respondents-original defendants

filed Regular Civil Appeal No.93/2013 and it was allowed by learned Adhoc

District Judge-6, Ahmednagar on 12.10.2018. Hence, the present Second

Appeal.

                                          2                                      SA_260_2019



2              Heard learned Advocate Mr. C.K. Shinde for the appellant and

learned Advocate Mr. D.A. Bide for respondent Nos.1 to 5. In order to cut

short, it can be said that they have argued in support of their respective

contentions.

3 The case of the plaintiff is that he is the owner of land Gat

No.276/1 admeasuring 01 H 04 R situated at village Bhavinimgaon, Tq.

Shevgaon, Dist. Ahmednagar. Towards the west, there is land belonging to

defendant No.1 bearing Gat No.279. According to him, there is customary

way on the bandh towards north for the defendants and another road is

available from the bandh of Gat Nos.277 and 278. Plaintiff is using both the

roads since time immemorial. The defendants damaged the western side

bandh oftenly and raised obstruction. Hence, the suit. Defendant No.4 filed

the written statement and it has been adopted by defendant Nos.1 to 3 and 5.

They all have denied the averments in the plaint. Objection was raised that

Gat No.276/1 is not belonging to plaintiff alone and, therefore, the suit

suffers from non joinder of necessary parties. There is village boundary

(shiv) towards southern side of the plaintiff's land. He used to go to the said

road on the village boundary from that road since time immemorial. He had

no right, title or interest in Gat Nos.277 and 278.


4              After the parties had led evidence, it was held by the Trial Judge




                                          3                                      SA_260_2019



that plaintiff has proved that there is a road since time immemorial from the

band of Gat Nos.277 and 278 to the plaintiff to go towards north. Further,

there are 25-30 neem trees on his western side bandh. Defendants damaged

his bandh oftenly. It was also held that the defendants have proved that

plaintiff has road from his south side since time immemorial. The suit came

to be decreed. Original defendants then challenged the said decree in

Regular Civil Appeal No.93/2013. It was decided by learned Adhoc District

Judge-6, Ahmednagar and it came to be allowed. The civil suit was then

dismissed. The First Appellate Court has held that plaintiff has failed to

prove that there is a customary way to his field through a common boundary

of land Gat Nos.277 and 278. Defendants had proved that there is a

customary way to suit land through its southern boundary and, therefore, it

was held that there is necessity to interfere in the Judgment and Decree

passed by the Lower Court.

5 At the outset, unless it is shown that the First Appellate Court's

findings are perverse, the Second Appeal cannot be admitted. Here, when

the plaintiff is coming with a case that he is using the said road since times

immemorial, then he will have to prove that he has that customary road

available to him. It has come on record that the land Gat No.276 is the

ancestral land of plaintiff and his family. He then comes with a case that he

4 SA_260_2019

is the exclusive owner of Gat No.276/1. The question is, when that partition

took place ought to have been brought on record. Further, if we see the map

drawn by Court Commissioner, then it can be seen that there are trees in

between Gat No.279 and 276/1. Towards east there is Gat No.276/2, which

is, as aforesaid, belonging to the family of the plaintiff. Towards south

immediately it is shown as 'shiv' i.e. village boundary and cart road, it is

going towards east. It appears that when the Court Commissioner had gone,

at that time, there was water stagnation on that village boundary. But it has

not been explained by the plaintiff, as to whether the said situation remains

throughout the year. It is also to be noted that plaintiff has not explained,

who are owners of Gat No.275 and 274, which are towards further east. In

his cross-examination he has categorically admitted that he has no

documentary evidence to prove that he has customary way to go towards

north from the bandh of Gat Nos.278 and 277. It also appears that there are

various shareholders in Gat No.277 and it has come in the cross of the

plaintiff. Those other persons are not party to the proceedings.

6 Coming back to the fact that sole Gat No.276 has been divided

into two parts; Gat No.276/1 and Gat No.276/2. The plaintiff says that Gat

No.276/1 is in the share of himself and mother and Gat No.276/2 is to the

share of his father and brother. He has not explained, as aforesaid, when the

5 SA_260_2019

partition had taken place. Further, he has also not explained, as to which

road his father and brother are using. There is also foot road available

towards north of Gat No.276/2, from the bandh between that land and Gat

No.277, going towards east from the boundary of Gat No.274 . Further, in

the corss-examination he has stated that as regards that foot road is

concerned, there is no problem with the land owners of those Gat numbers.

Therefore, merely because some road is in existence towards north, he

cannot claim it as a customary road. It has been rightly noted by the learned

First Appellate Court that the plaintiff neither pleaded nor adduced evidence

that he has difficulty to access his field from the southern side. The village

boundary is situated on the southern side of his land. Then unless he pleads

that he was not using that road for some or the other reason, he cannot claim

as of right the road in existence towards north. Further development during

the pendency of the appeal has also been considered by the First Appellate

Court, which was adduced by way of certified copies of the Judgment and

orders passed by Tahsildar under Section 5 of the Mamlatdars' Courts

Act,1906. This Court had set aside the order passed by the Tahsildar by order

dated 11.12.2012 and directed the Tahsildar to decide the matter afresh. It

appears that there was local inspection carried out, once again, in respect of

existing access roads to the suit land. Panchnama was prepared in presence

of the parties and then order has been passed on 02.06.2014 by the learned

6 SA_260_2019

Tahsildar. In the local inspection it was found that a way is in existence

between the land Gat Nos.277 and 278. Some part was found cultivated in

land Gat No.278. Marks of access way in east-west direction were found up

to Gat No.272 and, therefore, Tahsildar had ordered the plaintiff i.e. present

appellant to use Shahartakli to Bhavinimgaon east-west shiv road on the

south side of land Gat No.276, as it is situated on the village boundary and

being a nearest road. It appears that said order was further challenged

before the Sub Divisional Officer, but it appears that he had considered the

evidence from a different perspective. Under such circumstance, when the

Tahsildar, by exercising his rights and the factual situation that was brought

on record, had come to the conclusion that nearest road would be the village

boundary i.e. shiv situated on the south of the suit property. It appears that

the First Appellate Court has correctly reversed the findings.

7 In Second Appeal, this Court is not supposed to go through the

facts of the case, unless it is shown that the same have been arrived at

perversely. This aspect has not been shown by the appellant. Hence, the

Second Appeal deserves to be dismissed. Accordingly, it is dismissed. Civil

Application No.5396 of 2019 stands disposed of.

( Smt. Vibha Kankanwadi, J. ) agd

 
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