Citation : 2021 Latest Caselaw 10806 Bom
Judgement Date : 11 August, 2021
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
SECOND APPEAL NO.315 OF 2021
SARDALKHAN S/O NAJARKHAN
VERSUS
CHOTEKHAN S/O NAJAR KHAN AND OTHERS
.....
Advocate for Appellant : Mr. N. K. Kakade i/b Mr. A. N. Kakade
Advocate for Respondents No.1 to 5 : Mr. A. S. Deshmukh
.....
WITH
CIVIL APPLICATION NO.7847 OF 2021
IN SA/315/2021
WITH
CIVIL APPLICATION NO.7849 OF 2021
IN SA/315/2021
.....
CORAM : SMT.VIBHA KANKANWADI, J.
DATE : 11-08-2021.
ORDER :
1. Present appeal has been filed by original defendant No.1
challenging the concurrent Judgment and findings.
2. Present respondents No.1 to 5 are the original plaintiffs who had
filed Regular Civil Suit No.53 of 2011, before Civil Judge Junior
Division, Jintur, District Parbhani, for partition and separate
possession. The said suit came to be decreed on 01-09-2014. The
present appellant/original defendant No.1 challenged the said decree
2 SA 315-2021 CA 7849-2021, 7847-2021
before First Appellate court by filing Regular Civil appeal No.130 of
2014. The said appeal was heard by learned District Judge-4,
Parbhani, and partly allowed on 05-02-2020. The learned Trial
Judge had declared that the plaintiffs No.1 to 4 and defendants No.1
and 2 are having 1/6th share in the suit property in the share which
was allotted to their father Najarkhan. It was also declared that the
plaintiff No.5 and defendant No.3 are having 1/12th share. The First
Appellate Court modified it and held that plaintiffs No.1 to 4 and
defendant No.1 and 2 are having 14/104 th share each, plaintiff No.5
is having 7/104th, whereas defendant No.3 is having 11/104 th share
out of 1/5th share of Najarkhan. This was the modification. Hence,
defendant No.1 is before this Court in Second Appeal.
3. Heard learned Advocate Mr. N. K. Kakade instructed by
learned Advocate Mr. A. N. Kakade for appellant and learned
Advocate Mr. A. S. Deshmukh for respondents No.1 to 5. In order to
cut short, it is stated that both of them have made submissions in
support of their respective contentions.
4. The relationship between the parties is not denied. So also it
is not denied that the suit property was originally belonging to one
deceased Sharifkhan Pathan. After the demise of Sharifkhan
3 SA 315-2021 CA 7849-2021, 7847-2021
Pathan, the property was partitioned amongst his five sons. One of
whom was Najarkhan who was the father of the plaintiff and
defendants. It is also not disputed that share of Najarkhan was
recorded in the name of defendant No.1 as on the date of that
partition Najarkhan had already expired. It is also almost not
disputed especially by the present appellant that plaintiff and
defendants have share in the suit property, however, he is coming
with a case that they have relinquished their shares in favour of
defendant No.1 as he had given consideration to them. If we
consider the record then it can be seen that there is no proof about
payment of consideration and execution of relinquishment deed
which would then be compulsory.
5. Now the learned Advocate for the appellant is harping upon
the fact that the point of limitation has not been considered properly
by both the Courts below. In fact, it ought to have been held that
the suit is beyond the period of limitation. He is also stating that
though the document which was produced showing relinquishment
was on valid stamp paper of Rs.100/- but sine it was not registered,
it has been not considered by both the Courts below. The Muslim
Personal Law acknowledges even oral relinquishment and, therefore,
4 SA 315-2021 CA 7849-2021, 7847-2021
registration of the document ought not to have been insisted.
According to him these are the two important substantial questions
of law. He also submits that if partition would be effected then it
would be in very small pieces and it would be then against the
Bombay Prevention of Fragmentation and Consolidation of Holdings
Act, 1947. The decree would be non executable and, therefore, such
decree ought not to have been passed. Coming back to the point of
relinquishment deed even if we consider that Muslim Personal Law
gives liberty to relinquish the share orally, yet there is no proper
evidence for the same adduced by the present defendant. The
provisions of Indian Registration Act under Section 17 have been
rightly considered here.
6. As regards the point of limitation is concerned, it was tried to
be contended that in respect of Muslim Succession Act the fixed
share would devolve on the heir on the demise of the original owner.
The shares would devolve on the heirs as tenant in common and the
concept of joint cultivation cannot be imported and, therefore, the
holding of one of the heir cannot be said to be holding for another
share holder. The suit would be then barred by limitation. It is to
be noted that a specific issue was framed by both the Courts below
5 SA 315-2021 CA 7849-2021, 7847-2021
in respect of limitation. The learned First Appellate Court has
considered that the starting point would be when the mutation entry
was recorded in the name of defendant No.1 on 07-06-2011 it would
start and not prior to that. The First Appellate Court has also taken
note of the deposition of the plaintiff and has held that the cause of
action arose from 08-06-2011. There is no necessity to deviate
from the same as it is not the case of defendant No.1 that since 09-
01-2002 he was holding the said property adversely to the share
and interest of plaintiff and other defendants. Unless the adverse
title is claimed, there cannot be cause of action or unless refusal is
there to carve out the share, cause of action will not be there and,
therefore, the suit was definitely within limitation.
7. Thirdly, the point that has been raised as regards the Bombay
Prevention of Fragmentation and Consolidation of Holdings Act is
concerned, the Collector to whom the precept would be sent has
every power under the Bombay Prevention of Fragmentation and
Consolidation of Holdings Act itself as well as Partition Act to effect
the partition, and if it is leading to small pieces then what course of
action is available to that authority has already been prescribed in
the statute. Therefore, on that point the right of the plaintiff to get
6 SA 315-2021 CA 7849-2021, 7847-2021
his share separated cannot be denied. Implementation of the
decree would take as per the provisions of law. Hence, no
substantial question of law as contemplated under Section 100 of
the Code of Civil Procedure are arising int his case requiring
admission of the second appeal. Hence, the second appeal stands
rejected. Pending civil applications stand disposed of.
(SMT. VIBHA KANKANWADI) JUDGE
vjg/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!