Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Eknath Chagan Shinde (Died) Thr ... vs The Collector, Aurangabad And Ors
2021 Latest Caselaw 2665 Bom

Citation : 2021 Latest Caselaw 2665 Bom
Judgement Date : 10 February, 2021

Bombay High Court
Eknath Chagan Shinde (Died) Thr ... vs The Collector, Aurangabad And Ors on 10 February, 2021
Bench: V.L. Achliya
                                                            7633.20CA+
                                     1



           IN     THE HIGH COURT OF JUDICATURE AT BOMBAY
                         BENCH AT AURANGABAD

                 CIVIL APPLICATION NO.7633 OF 2020
                                 IN
                    FIRST APPEAL NO.195 OF 2018

 Eknath Chagan Shinde (Died)
 Through L.Rs.

 1-A) Parvatabai Eknath Shinde
 and others.
                                                  ..APPLICANTS

          -VERSUS-

 The Collector, Aurangabad
 and others.
                                                  ..RESPONDENTS
                                WITH
                 CIVIL APPLICATION NO.8064 OF 2020
                                 IN
                    FIRST APPEAL NO.194 OF 2018

 Balwanta Raoji Thorat (Died)
 Through L.Rs.

 1-A) Kachru Balwanta Thorat
                                                  ..APPLICANT

          -VERSUS-

 The Executive Engineer,
 N.M.C. Division, Vaijapur
 and others.
                                                  ..RESPONDENTS
                            ...
       Mr.A.M. Hajare, Advocate for applicants
       Mr.A.A. Jagatkar, Advocate for the respondent-
       State.

                               ...

::: Uploaded on - 11/02/2021             ::: Downloaded on - 11/02/2021 23:16:14 :::
                                                                            7633.20CA+
                                             2


                                         CORAM :          V.L. ACHLIYA, J.
                                         DATE :           10.02.2021

 ORAL ORDER :


 .                The          applicants        have        preferred              these

 applications              to bring          their   names         on record             as

legal representatives of the deceased respondent

no.1 in respective appeals by condoning the delay.

2. In brief, it is the contention of learned

counsel for the applicants that they are the legal

representatives of the deceased respondent no.1 in

respective appeals preferred by the appellant -

acquiring body. The Reference Court enhanced the

compensation vide judgment and awards dated

27.10.2020 and 30.10.2020 passed in respective

References made by the deceased respondent No.1.

After period of more than six years of the

judgment and awards passed by the Reference Court,

the acquiring body preferred appeals challenging

the said awards along with applications seeking

condonation of delay. Pursuant to notice issued to

respondent no.1 in said application, the bailiff

7633.20CA+

reported that the respondent no.1 in both the

appeals had died on 16.01.2012 and 12.09.2011

respectively. He has also annexed the death

certificates in respect of respondent no.1 in both

the appeals. After receipt of reports, the appeals

were listed before the Court on 03.10.2017. The

Advocate representing the appellant - acquiring

body sought time to bring legal representatives of

the deceased respondents on record. In order to

take steps to bring the legal representatives of

the deceased on record, the appeals were adjourned

and posted on 6th November, 2017. On 28th November,

2017, the applicants appeared and filed

applications through their Advocate to bring their

names on record as legal representatives of

respondent no.1 in respective appeals, still the

appellant has not taken any steps to bring legal

representatives on record. However, the delay was

condoned though the Respondent No.1 in respective

appeals were dead. Even after delay was condoned

and the appeals were registered, the appellant -

acquiring body has not taken any steps to bring

7633.20CA+

legal representatives of the deceased Respondent

no.1 on record. Appeals were placed before the

Lok-Adalat held on 14.07.2018. The appellant -

acquiring body withdrawn the appeals. Accordingly,

the order as to disposal of appeals as withdrawn

passed on 14.07.2018. It is submitted that the

appellant have deposited the amount in terms of

award passed by the Reference Court pursuant to

the conditional order granting stay passed in both

the appeals. In absence of their names brought on

record as legal representatives of the deceased

Respondent No.1, they are not entitled to withdraw

the amount. In order to overcome the situation,

they have preferred these applications.

 3.                        Learned            counsel              for              the

 applicants              submits       that     based       upon        identical

 facts,            this         Court      has        entertained                 such

applications and allowed the legal representatives

of the deceased respondent to bring their names on

record though the appeals were disposed of. In

this context, learned counsel has referred the

7633.20CA+

order dated 14.06.2019 passed by this Court

(Coram : Smt.Vibha Kankanwadi, J) in Civil

Application No.6487/2019 filed in First Appeal

No.198/2018 and the order dated 29.11.2019 passed

by this Court (Coram : Mangesh S. Patil, J) in

Civil Application No.4965/2019 filed in First

appeal No.793/2018.

4. Since it was noticed that invariably the

applications claiming similar reliefs are filed by

the legal representatives of the deceased

respondents in disposed of appeals and the

applications are processed without scrutinizing

the same, the Registrar (Judicial) was requested

to examine the maintainability of such

applications and suggest the remedial measures to

overcome such situation.

5. Pursuant to the order dated 11.12.2020

passed by this Court, the Registrar (Judicial) has

examined the record and proceedings of both the

cases and submitted detailed report. The Registrar

7633.20CA+

(Judicial) has observed in report as under :-

"In this background, I submit with utmost respect that having considered ambit and scope of Order XXII of the Code of Civil Procedure, the present Civil Applications filed by the legal heirs to substitute them in place of original respondent by condoning the delay are beyond the scope and ambit of Order XXII of the Code of Civil Procedure. It is pertinent to note that as on today appeals are not pending. The appellants are not moving these applications to bring on record legal heirs by restoring the appeals to rectify the error on their part. These Civil Applications are by legal heirs of original respondents. Therefore, these Civil Applications even considered under Order 1 Rule 10 of Order XXII 10, the same are not tenable, as appeals are no more pending. It is open for legal heirs of the defendant or respondent to approach the Court to substitute them in place of their predecessor-in-title. However, this remedy is open when suit or appeal is pending.

7633.20CA+

I am further to state that it is also not a case to permit correction of errors under Section 21(1) proviso of the Limitation Act. It permits the substitution or adding new plaintiff or defendant during pendency of proceeding, where the Court is satisfied the omission to include a new plaintiff or defendant was due to a mistake made in good faith. This remedy is open to the plaintiff or appellant only, if they have impleaded any wrong person as a defendant or respondent in good faith.

To sum up, in view of aforesaid factual as well as legal position, the present Civil Applications are beyond the purview of Order 22 of the Code of Civil Procedure.

REMEDIAL MEASURES The Hon'ble Lordship was pleased to direct the undersigned to state remedial measure to avoid such complication. I, first, express regretness for inconvenience caused to the Hon'ble Court. The undersigned has already issued directions to the concerned branch to

7633.20CA+

ascertain whether main appeal/petition is pending, whichever they receive application to bring on record legal heirs. However, the concerned Assistant Section Officer reported vide his report that due to oversight he did not check the maintainability of Civil Applications in the light of Order XXII of the Code of Civil Procedure. He has expressed apology (Flag-G). I further submit with utmost respect that I have again issued directions to all concern to take utmost care while examining the Civil Applications to bring on record legal heirs. I am further to state that henceforth utmost care will be taken even while placing the matter before the Lok Adalat and it will be ascertained whether parties are alive at the time of passing the Award as well as their free consent."

6. The enabling provisions contained in

Order XXII Rule 4 and Rule 11 of the Code of Civil

Procedure providing for bringing the legal

representatives of the defendants or sole

defendant in suit or the respondents or sole

respondent in appeal reads as under :-

7633.20CA+

"Order XXII Rule 4 - Procedure in case of death of one of several defendants or of sole defendant-

(1) Where one of two or more defendants dies and the right to sue does not survive against the surviving defendant or defendants alone, or a sole defendant or sole surviving defendant dies and the right to sue survives, the Court, on an application made in that behalf, shall cause the legal representative of the deceased defendant to be made a party and shall proceed with the suit.

(2) Any person so made a party may make any defence appropriate to his character as legal representative of the deceased defendant.

(3) Where within the time limited by law no application is made under sub-rule (1), the suit shall abate as against the deceased defendant.

(4) The Court whenever it thinks fit, may exempt the plaintiff from the necessity of substituting the legal representatives of any such defendant who has failed to file a written statement or who, having filed it, has failed to appear and contest the suit at the hearing; and judgment may, in such case, be pronounced against the said defendant notwithstanding the death of such defendant and shall have the same force and effect as if it has been pronounced before death took place.

(5)Where-

7633.20CA+

(a) the plaintiff was ignorant of the death of a defendant, and could not, for that reason, make an application for the substitution of the legal representative of the defendant under this rule within the period specified in the Limitation Act, 1963 (36 of 1963), and the suit has, in consequence, abated, and

(b) the plaintiff applies after the expiry of the period specified therefor in the Limitation Act, 1963 (36 of 1963), for setting aside the abatement and also for the admission of that application under section 5 of that Act on the ground that he had, by reason of such ignorance, sufficient cause for not making the application within the period specified in the said Act, the Court shall, in considering the application under the said section 5, have due regard to the fact of such ignorance, if proved."

Order XII Rule 11 - Application of Order to appeals- In the application of this Order to appeals, so far as may be, the word "plaintiff" shall be held to include an appellant, the word "defendant" a respondent, and the word "suit" an appeal."

7. Thus, plain reading of above-quotted

provisions spell out that the application to bring

legal representatives of the deceased defendant or

defendants in suit or respondent/respondents in

appeal can be invoked during pendency of suit or

appeal, as the case may be. There is no enabling

7633.20CA+

provision empowering the Courts to entertain such

application after final decision in a suit or

appeal, as the case may be. So also the exercise

to bring the legal representatives of the deceased

defendant or respondent necessarily to be

undertaken by the plaintiff or the appellant in

suit. In that view, the applications filed by the

applicants to bring their names on record as legal

representatives of the deceased respondent no.1

after final disposal of appeals can not be

entertained. In that view, the applications filed

by the applicants are misconceived and not

maintainable in law.

8. In view of the facts emerged from the

record of the present appeals and other cases came

up for hearing, it is necessary to observe that

for referring the case for consideration before

the Lok-Adalat the existence of "dispute" between

the parties is a sine qua non. In absence of any

dispute between the parties, no case expected to

be referred for consideration of Lok-Adalat.

7633.20CA+

If the plaintiff or appellant seeks withdrawal of

the appeal then such matters cannot be processed

and placed before the Lok-Adalat for passing the

formal order of disposal of appeals as withdrawn.

9. In this context, it is useful to refer

Section 20 of the Legal Services Authorities Act,

1987 which provides for cognizance of cases by

Lok-Adalat. It necessarily requires existence of

dispute between the parties which needs to be

resolved through intervention of Panel members.

Proviso to sub-section (1) and sub-section(2) of

Section 20 expressly provide that no case shall be

referred to Lok-Adalat for settlement except after

giving reasonable opportunity of being heard to

the other party. In that view, the cases in which

no dispute exist between parties can not be

referred for settlement before Lok-Adalat.

Therefore, the practice of placing the matters

before Lok-Adalat, where the parties are not

served or reported to be dead is contrary to

statutory provisions contained U/Sec. 20 of Legal

7633.20CA+

Services Authorities Act. It is also important to

take note that in order to regulate the procedure

for conduct and organizing the Lok-Adalats, the

regulations have been framed. The National Legal

Services Authority (Lok Adalats) Regulations, 2009

(hereinafter referred to as "The said

Regulations") provides for procedure for

organizing the Lok-Adalats. The regulation 5 of

the said Regulations mandatorily provides notice

to every party whose case is referred to

Lok-Adalats to be given in advance so that the

party concerned prepare himself to appear before

the Lok-Adalat. The notice can be dispensed with

if the order referring the case passed in presence

of the parties to the proceedings. The procedure

for hearing of the case necessarily requires the

existence of certain dispute amongst the parties

which needs to be resolved with the assistance of

expert members of the Panel. The purpose of

appointment of expert Panel is to facilitate the

parties to arrive at just settlement. However, it

is observed that the cases are processed and

7633.20CA+

placed before Lok-Adalat without following the

procedure prescribed under the law. The cases in

which the parties are not served or reported to be

dead still processed and placed before the Lok-

Adalats. So also the cases in which no dispute

exists and required to be resolved through

intervention of the Lok-Adalat are also placed

before the Lok-Adalat. It will not be out of place

to observe that the cases in which the acquiring

body, insurance company as well as private

individual seeks to withdraw the proceedings on

account of out of Court settlement or policy

decision of the Government or statutory body then

such cases are not expected to be placed before

Lok-Adalat just for the sake of disposal. It is

also expected that valuable time of the expert

members of the Panel be utilized for resolution of

real dispute amongst the parties.

10. In view of the conclusion which I have

reached that the applications filed are not

maintainable, the applications are dismissed as

7633.20CA+

not maintainable.

11. Since the appeals are disposed of and the

amount has been deposited in terms of the

conditional order passed by this Court to stay the

execution of Award under challenge in respective

appeals, it is necessary to transfer the amount to

the Reference Court to be treated as deposit made

towards satisfaction of award passed by Reference

Court in respective cases. Accordingly, the amount

be transferred to concerned Court. The applicants

are granted liberty to make appropriate

applications before the Reference Court or

Executing Court, as the case may be, for

withdrawal of amount. In case such applications

are made, the Reference Court or Executing Court,

as the case may be, are directed to decide the

same on its own merit. If the applicants satisfy

the Court that they are legal representatives of

the deceased claimants and entitled to receive the

compensation amount then the appropriate orders be

passed as to disbursal of amount.

7633.20CA+

12. The applications are disposed of with

observations made as above.

[V.L. ACHLIYA] JUDGE SGA

 
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