Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Andresh Rakhma Brahmane Through ... vs Yosef Keshav Brahamane And Othrs
2021 Latest Caselaw 16687 Bom

Citation : 2021 Latest Caselaw 16687 Bom
Judgement Date : 2 December, 2021

Bombay High Court
Andresh Rakhma Brahmane Through ... vs Yosef Keshav Brahamane And Othrs on 2 December, 2021
Bench: V. V. Kankanwadi
                                                                        ca-6663-2021.odt


               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD

                        CIVIL APPLICATION NO.6663 OF 2021
                                  IN SA/252/2000

               ANUSAYABAI W/O KESHAV BRAMHANE AND ORS.
                                VERSUS
                  ANDRESH RAKHMA BRAMHANE AND ORS
                                   ...
                   WITH CA/13196/2017 IN SA/252/2000
                   WITH CA/13195/2017 IN SA/252/2000
                   WITH CA/13197/2017 IN SA/252/2000
                   WITH CA/13193/2017 IN SA/252/2000
                   WITH CA/15823/2010 IN SA/252/2000
                   WITH CA/13194/2017 IN SA/252/2000
                    WITH CA/2846/2000 IN SA/252/2000

                                        ...
                   Mr. A. P. Bhandari, Advocate for applicants
             Mr. V. R. Dhorde, Advocate for respondent Nos.1 to 4.
            Mr. R. K. Adsure, Advocate for respondent Nos.5 to 14
                 Mr. Y. B. Pathan, Advocate for respondent No.9.
      Mr. S. P. Chapalgaonkar and Mr. S. S. Chapalgaonkar, Advocate for
     respondent No.1 in CA Nos.13196/2017, 13195/2017, 1317/2017,
                                   13193/2017.
                                        ...

                                   CORAM           : SMT. VIBHA KANKANWADI, J.

                                   Reserved on   : 01.10.2021
                                   Pronounced on : 02.12.2021

ORDER :-


.        Civil Application No.6663 of 2021 has been filed by original

respondent Nos.5, 7 and 8 in the second appeal seeking injunction

against present respondent No.1 and legal representatives of respondent

No.2 i.e. respondent Nos.2A to 2D from alienating, creating third party


                                             (1)

    ::: Uploaded on - 02/12/2021                        ::: Downloaded on - 03/12/2021 07:58:58 :::
                                                                  ca-6663-2021.odt


interest, changing the nature of the suit property i.e. land Gut No.191 of

village Loni (Kh.), Tq. Rahata, Dist. Ahmednagar till the decision of the

second appeal.


2.        Heard learned Advocate Mr. A. P. Bhandari for applicants, learned

Advocate Mr. V. R. Dhorde for respondent Nos.1 to 4, learned Advocate

Mr. R. K. Adsure for respondent Nos.5 to 14, learned Advocate Mr. Y. B.

Pathan for respondent No.9 and learned Advocate Mr. S. P.

Chapalgaonkar and Mr. S. S. Chapalgaonkar for respondent No.1 in Civil

Application Nos.13196/2017, 13195/2017, 1317/2017, 13193/2017.


3.        It has been vehemently submitted on behalf of applicants that the

second appeal is admitted and it is pending for final disposal, however,

appellant Nos.2, 3 and respondent Nos.1, 2, 3, 5 and 12 have expired.

Application has been filed for bringing the legal representatives of

appellant No.2 on record for which there is delay of 5844 days. Legal

representatives of appellant No.3 are already on record. The appeal has

abated against respondent No.1 by order dated 10.02.2016 passed by

the learned Registrar (Judicial) and application for setting aside the said

order as well as application to bring the legal representatives of

respondent No.1 is still pending. Another application for condoning the

delay of 5667 days in bringing legal representatives of respondent No.2



                                      (2)

     ::: Uploaded on - 02/12/2021                ::: Downloaded on - 03/12/2021 07:58:58 :::
                                                                   ca-6663-2021.odt


is pending. Respondent No.3 had passed away on 14.03.1997, when the

matter was before the lower Appellate Court. Respondent No.5's legal

heirs are on record. Respondent No.12 had passed away on 07.03.1998

and the civil application is pending for bringing her legal representatives

on record.           The original appellants are not prosecuting the appeal

properly. Applicants are the original plaintiffs whose rights of having

half share in the suit land has been confirmed by the judgment and

decree passed by the learned Trial Court. The appeal preferred by the

original defendants has been dismissed. The decree for partition and

separate possession has been stayed by this Court and the applicants are

waiting for the fruits of the decree for about 37 years. Now, during the

pendency of the appeal, the property is mutated in the name of

respondent Nos.1, 2A to 2D. They are taking certain steps to develop

the property and thereby it appears that they want to change the nature

of the same. They should preserve the property as it is till the decision

of the second appeal and, therefore, there is necessity to pass an order

protecting the interest of the applicants.


4.        Per contra, the learned Advocate for original appellants submitted

that the appeal is admitted and the other applications are pending. The

appellants are not carrying out any such activities which is detrimental

to the interest of the applicants. No such injunction was clamped on the


                                        (3)

     ::: Uploaded on - 02/12/2021                 ::: Downloaded on - 03/12/2021 07:58:58 :::
                                                                   ca-6663-2021.odt


shoulders of the appellants during the pendency of the suit as well as

appeal. He prayed for rejection of the application. Learned Advocates

submitted that the prayer is mainly against respondent Nos.1, 2A to 2D

in the application.


5.        At the outset, it is the cardinal principle that when the appeal is

admitted, the property involved in the matter should be preserved as it

is, as it was in existence at the stage of both the Courts below. Merely

because earlier, there was no such injunction, it cannot be said that it

cannot be asked at this stage for the simple reason that now such

activities are stated to be undertaken by respondent Nos.1, 2A to 2D,

which according to the present applicants are detrimental to their

interest. Photographs have been produced stating that JCB machine was

brought to the plot/field and some digging activity had started.

Additional affidavit has also been filed on behalf of applicants to support

the application. There is no counter affidavit by respondent Nos.1, 2A

to 2D stating that those photographs are from different site. Therefore,

prima facie it has been shown that certain activities are being

undertaken by respondent Nos.1, 2A to 2D in the suit property. The

second appeal is admitted in the year 2000 and it appears that the other

applications with huge condonation of delay are pending. That should

not be a hurdle for the applicants to protect the property in respect of


                                      (4)

     ::: Uploaded on - 02/12/2021                 ::: Downloaded on - 03/12/2021 07:58:58 :::
                                                                  ca-6663-2021.odt


which as on today, the decree is in their favour. Hence, in order to

protect the property during the pendency of the second appeal,

following order is passed :-

                                  ORDER

I) Civil Application No.6663 of 2021 stands allowed and

disposed of.

II) Respondent Nos.1, 2A to 2D, their servants agents or any

person claiming through them are hereby restrained from

alienating, creating third party interest, changing the nature of the

suit property i.e. land Gut No.191 of village Loni (Kh.), Tq.

Rahata, Dist. Ahmednagar, which is more particularly described in

paragraph No.3 of the civil application, till the hearing and final

disposal of the second appeal.

III) Place the other applications for further consideration on

20.12.2021.

[SMT. VIBHA KANKANWADI, J.]

scm

 
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