Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sarjerao S/O Bajirao Raut (Dead) ... vs Keshaorao Bajirao Raut & Ors
2021 Latest Caselaw 11473 Bom

Citation : 2021 Latest Caselaw 11473 Bom
Judgement Date : 21 August, 2021

Bombay High Court
Sarjerao S/O Bajirao Raut (Dead) ... vs Keshaorao Bajirao Raut & Ors on 21 August, 2021
Bench: S. M. Modak
                                              1                                   SA 72.2010

                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          NAGPUR BENCH, NAGPUR.
                         CIVIL APPLICATION (CAS) 1004 OF 2010
                                         WITH
                         CIVIL APPLICATION (CAS) 1005 OF 2010
                                         WITH
                         CIVIL APPLICATION (CAS) 1006 OF 2010
                                         WITH
                         CIVIL APPLICATION (CAS) 1048 OF 2018
                                          IN
                            SECOND APPEAL NO. 72 OF 2010

                                 Sarjerao Bajirao Raut
                                          Vs.
  Keshaorao S/o Bajirao Raut (dead) through L.R's Sau Vimal W/o Janrao Chopade & ors.
__________________________________________________________________________
Office Notes, Office Memoranda of Coram,
appearances, Court's orders of directions            Court's or Judge's orders.
and Registrar's Orders.
                   Shri V.G. Bhamburkar, Adv for the appellant.
                   Shri M.R. Joharapurkar, Adv for the respondent Nos.7, 8 & 9-a.


                  CORAM : S.M. MODAK, J.
                  DATE         : 21st AUGUST, 2021.


                   1.             As directed on the last date, today I have heard the
                   arguments         of   learned   Advocate      Shri     Bhamburkar           for
                   respondent No.3-d/proposed appellant and learned Advocate
                   Shri M.R. Joharapurkar for respondent Nos.7, 8 and 9-a.

                   2.             Civil Application (CAS) No. 1004/2010 is an
                   application for condonation of delay of 21 days for bringing
                   legal representatives of deceased/appellant.
                                  Whereas Civil Application (CAS) No. 1005/2010 is
                   for grant of permission to bring his legal representatives on
                   record. Whereas Civil Application (CAS) No.1006/2010 is for




          ::: Uploaded on - 23/08/2021                          ::: Downloaded on - 23/08/2021 22:46:01 :::
                                      2                                  SA 72.2010

         transposition respondent No.3-d as appellant on the basis of
         Will-Deed executed by the deceased/appellant. Whereas Civil
         Application (CAS) No.1048/2018 is for transposition not as a
         legatee but as a legal representative being a nephew.
                        Whereas Civil Application no. 1006/2010 was
         already argued and the issue about execution of a Will was
         decided by the trial Court and certified by the First Appellate
         Court. This Court as per the order dated 29.06.2018 was
         pleased to confirm the findings on the point of Will. The
         proposed appellant could not prove the Will. This Court as per
         the said order granted liberty to the proposed appellant to take
         appropriate steps as permissible.

         3.             It seems that Civil Application (CAS) No.1006/2010
         remained to be disposed of. It means that Civil Application
         (CAS) No.1048/2018 was filed in pursuance to the liberty
         granted on 29.06.2018. During the argument, learned
         Advocate Shri M.R. Joharapurkar vehemently argued about
         maintainability of that application in the light of the provisions
         of Order XXIII Rule 1-A of the Code of Civil Procedure,1908.
         According        to   him       there   is   neither     withdrawal          nor
         abandonment. He also relied the Judgment in the case of
         Maooli Land Developers and others In the matter between
         Kashibai Waman Patil and others Vs. Taukir Ahmed
         Mohammed Haniff Khan and others reported in 2015(3)
         Bom.C.R. 466.




::: Uploaded on - 23/08/2021                           ::: Downloaded on - 23/08/2021 22:46:01 :::
                                  3                                   SA 72.2010

         4.             Learned Advocate Shri Bhamburkar expressed
         desire to withdraw the Civil Application (CAS) No.1048/2018
         and asked for time to file an application under the relevant
         Rule of order 22 of the Code of Civil Procedure. While going
         through the record, Civil Application (CAS) No.1004/2010 and
         Civil Application (CAS) No.1005/2010 were noticed. Though
         there is a prayer for bringing the name of respondent No.3-d
         and for condonation of delay, the foundation of those
         applications is the Will-Deed (relationship is described as
         legatee). Those two applications could have been considered as
         an application filed by respondent No.3-d as his nephew.
         However it cannot be. Because the foundation of those
         application is legatee. At the same time, the Civil Application
         (CAS) No.1048/2018 could have been considered under Order
         22 but unfortunately it could not be considered because there
         is a prayer for transposition.

         5.             After hearing them and after going through the
         record this Court does not prevent itself from saying that even
         every litigation is having its own fate.

         6.             When the proposed appellant does not want to
         prosecute Civil Application (CAS) No.1004/2010 and Civil
         Application (CAS) No.1005/2010, this Court cannot compel
         him to prosecute those applications. In view of that, the
         following order is passed.




::: Uploaded on - 23/08/2021                        ::: Downloaded on - 23/08/2021 22:46:01 :::
                                               4                               SA 72.2010

                                                   ORDER

1. Civil Application (CAS) No.1004/2010 and Civil Application (CAS) No. 1005/2010 are disposed of as not pressed.

2. Civil Application (CAS) No.1006/2010 is disposed of in view of the observations in the order dated 29.06.2018.

3. The respondent No.3-d is granted one week's time to file an application to seek permission to bring his name on record as a nephew of deceased/appellant.

4. This Court can have a hope that the proposed appellant will also file necessary connected applications.

5. Time is granted without expressing any comment on merit of those proposed applications.

6. If the proposed appellant will not file those applications within a week, Civil Application (CAS) No.1048/2018 stands disposed of without reference to the Court. In such an eventuality the appeal will also stand abated.

Matter be kept on 31.08.2021.

JUDGE

C.L.Dhakate

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter