Citation : 2021 Latest Caselaw 11371 Bom
Judgement Date : 20 August, 2021
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
SECOND APPEAL NO.810 OF 2012
WITH
CIVIL APPLICATION NO.14082 OF 2012
IN SA/810/2012
LATIFUNBEE W/O ABDUL KHALEQUE AND OTHERS
VERSUS
HAMIDABEE W/O ABDUL KHALEQUE AND OTHERS
...
Advocate for Appellants : Mr. N. P. Patil-Jamalpurkar
Advocate for Respondents No.5-A to 5-C, 6 to 8 : Mr. S. V Natu
Advocate for Respondents No.1, 2 and 4 : Mr. T. G. Gaikwad
AGP for Respondents No.9 and 10 : Mr. B. V. Virdhe.
...
CORAM : SMT.VIBHA KANKANWADI, J.
DATE : 20-08-2021.
ORDER :
1. Present appeal has been filed by the original plaintiffs to
challenge the concurrent finding and Judgments by the Courts below.
They have filed Special Civil Suit No.72 of 1998 before the Civil Judge,
Senior Division, Ambajogai, District Beed, for declaration, permanent
injunction and recovery of 1/3rd share from the compensation amount
inclusive of the ancillary benefits awarded for the acquisition of the
2 SA 810-2012
land Gut No.189 situated at village Bardapur, Taluka Ambajogai,
District Beed. The said suit came to be dismissed by learned Civil
Judge, Senior Division, Ambajogai on 01-09-2007. The said
Judgment and decree has been challenged by the present appellants
before District Court, Ambajgoai. It was heard by learned District
Judge-1, Ambajogai and was dismissed on 13-09-2012. Hence, this
second appeal.
2. Heard learned Advocate Mr. N. P. Patil-Jamalpurkar for
appellants, learned Advocate Mr. S. V. Natu for respondents No.5-A
to 5-C, 6 to 8, and learned Advocate Mr. T. G. Gaikwad for
respondents No.1, 2 and 4, as well as learned AGP Mr. B. V. Virdhe
for respondents No.9 and 10-State.
3. It has been vehemently submitted on behalf of the appellants
that the Courts below have not properly considered the facts and the
law points involved in the case. In fact, the Trial Court had rightly
decided the relationship and the title of the plaintiffs. In fact, they
had filed Regular Civil Suit No.28 of 1982 for partition and separate
possession. That suit was decreed and the said decree has been
confirmed till the Hon'ble Supreme Court. Therefore, it is very much
confirm that the appellants have 1/3rd share in the suit lands and,
3 SA 810-2012
therefore, the respondent No.1 was not competent to sell the suit
land Gut No.189 admeasuring 2 Acres 26 Gunthas without the
knowledge and consent of the appellants. The sale deed was
executed on 15-03-1984 only by respondents No.1 and 2. It can be
seen that they in collusion with respondents No.5 and 6 created the
said sale deed and, therefore, it cannot be said that the sale
transaction is bonafide. When the right and share of the plaintiffs in
the suit land was upheld up to the Hon'bel Supreme Court, the
transfer of their share by respondents No.1 to 4 has to be termed as
illegal. Further, the respondent No.6 has later on transferred area of
40 R in favour of respondents No.7 and 8 by registered sale deed
dated 11-08-1995 which is also unauthorized and void. Later on the
Special Land Acquisition Officer has acquired part of the suit land
and compensation has been awarded. Naturally the plaintiffs have
share in the said compensation and, therefore, the suit ought to
have been decreed when the Trial Court erred the appeal filed by the
present appellants before the First Appellate Court ought to have
been allowed. Substantial questions of law are therefore arising in
this case.
4. Per contra, the learned Advocate appearing for respondents
4 SA 810-2012
No.1, 2 and 4 as well as respondents No.5A to 5C, 6 to 8 supported
the reasons given by the Courts below. Learned AGP representing
respondents No.9 and 10 submitted that the land is acquired for the
project, and definitely at the time when the compensation was
awarded, the then position has been seen by the Land Acquisition
Officer, accordingly the compensation was declared.
5. At the outset, it is to be noted that though the defendants had
challenged the status of the plaintiffs, yet the Trial Court has held
that the genealogy tree that has been given in para No.1 of the
plaint, is correct. The plaintiffs are the heirs of one Abdul Khaleque
and they have 1/3rd share in the suit land. The issues No.1 to 4
framed by the Trial Court have all been answered in the affirmative.
There is no challenge to those findings on behalf of the defendants,
therefore, those findings have achieved finality. Now the question is
in respect of coming to the conclusions that the plaintiffs have 1/3rd
share in the suit land, whether they can get the compensation
amount to the extent of their share or not was the subsequent
dispute. One more aspect that is required to be considered that
though it appears that it was not taken specifically and issue has not
been framed to that effect, is in respect of limitation. One more fact
5 SA 810-2012
that is required to be noted is that when all these sale transactions
were going on, admittedly the proceedings in Regular Civil Suit
No.28 of 1982 which was filed by the plaintiffs for partition and
separate possession were pending at different levels. Therefore,
when the plaintiffs have not taken care to amend their suit for
partition then whether by way of separate suit whether they can
claim the amount of compensation, is a question. Basically the sale
deed which was executed by defendants No.1 and 2 was dated 15-
03-1984. The certified copy of the sale deed has been produced at
Exhibit 97. It is to be noted that at that time Regular Civil Suit
No.28 of 1982 was still pending before the Trial Court. The First
Appeal challenging that decree was filed in 1988 i.e. Regular Civil
Appeal No.120 of 1988. Thereafter, the second appeal was filed by
the defendants before this Court in the year 2000 i.e. Second Appeal
No.601 of 2000. Thereafter, the matter went to Hon'ble Supreme
Court. Another fact is that this sale deed dated 15-03-1984 was in
favour of defendant No.6 Shantabai w/o Dattatraya Shinde. Her
name has been recorded by mutation entry No.470 on 29-04-1984.
Thereafter, even she has sold almost 1 Acre land on 11-08-1995 to
defendants No.7 and 8. According to the plaintiffs these sale deeds
i.e. dated 15-03-1984 and 11-08-1995, are collusive and bogus. In
6 SA 810-2012
order to show that the plaintiffs ought to have produced cogent,
material and conclusive evidence stating that these defendants had
the knowledge about the litigation and the result therein. Now when
the suit was filed by the plaintiffs for partition and separate
possession, they cannot claim ignorance about the sale transaction
between defendants No.1 to 4 and 6 and later on between
respondents No.6, 7 and 8. When the name of defendant No.6 got
mutated to the suit land in the year 1984 itself, it ought to have
been made the subject matter and consequent prayers ought to
have been made by the plaintiff in that suit. No doubt, if the party
has purchased a property which was under litigation then it will not
get right in the property more than the vendor has. However, when
the plaintiff herein had every knowledge and could have acquired it,
cannot just claim ignorance regarding the mutation entry. Another
fact that is required to be noted is that in his Judgment the learned
First Appellate Court, dealing with Regular Civil Appeal No.82 of
2007, the decree which is under challenge before this Court, has
specifically stated that the subject matter of the sale deeds dated
15-03-1984 and 11-08-1995 i.e. Gut No.189 was not shown as suit
property in Regular Civil Suit No.28 of 1982 in the Judgment, that is,
in the final order of the Judgment of the Trial Court. Same fact had
7 SA 810-2012
appeared in the decree also and the non inclusion of that gut
number in the final order as well as decree passed by the Trial
Court, was never challenged by the plaintiff at any subsequent
stages up to Hon'ble Supreme Court. In other words, the Judgment
and decree passed in Regular Civil Suit No.28 of 1982 was consisting
of some different lands than Gut No.189. Even if the share was
demanded from that land also, it was not included in the final order
and the decree. It amounts to refusal in view of Explanation V of
Section 11 of the Code of Civil Procedure. Under such
circumstances, first of all in spite of pendency of the earlier suit,
plaintiffs have not made the defendant No.6 as party to the earlier
litigation and has not made amendment to the plaint therein is one
of the cause, and secondly when the interpretation would amount to
the rejection of the relief of partition in respect of Gut No.189 and it
had achieved the finality then the plaintiffs claim for 1/3rd share in
the compensation amount has rightly been rejected by both the
Courts below.
6. Another fact to be noted is that the award was passed
regarding compensation on 13-06-1996. Both the Courts below
have also considered the fact that for claiming compensation and
8 SA 810-2012
also filing application for enhancement in the same or any other
relief. The period of limitation is prescribed and the date has to be
reckoned from the knowledge of the essential contents of the award
and not the actual date of the Collector's award. Even if we consider
that, yet the knowledge of the plaintiffs would be attributable to 13-
06-1996, yet the suit that was then filed on 13-08-1998 was beyond
the period of limitation.
7. The things which can be viewed from another angle is that no
decree was passed in respect of claim of share in Survey No.56 i.e.
Gut No.189 which was then transferred by defendants No.1 and 2 in
favour of defendant No.6. The said sale deed was executed on 15-
03-1984. In the present suit no relief was asked in respect of that
sale deed and also in respect of subsequent sale deed dated 11-08-
1995. Provisions of Section 52 of the Transfer of Property Act will
not be then applicable by this chronology that the relief in respect of
that property was rejected by the Trial Court which decided Regular
Civil Suit No.28 of 1982. Therefore, any such act amounting to
challenge to the sale deed dated 15-03-1984 on 13-08-1998 by
filing Special Civil Suit No.72 of 1992 would be beyond the period of
limitation. Under such circumstances, from any angle if we consider
9 SA 810-2012
the case, it is raising no substantial questions of law. The
concurrent findings given by both the Courts below is correct and
legal and, therefore, the second appeal deserves to be dismissed at
the threshold, accordingly it is dismissed. Pending civil application
stands 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!