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

Shrihari Ganpati Sagade Lrs ... vs Ankitabai Sudam Metkar And Others
2021 Latest Caselaw 3642 Bom

Citation : 2021 Latest Caselaw 3642 Bom
Judgement Date : 26 February, 2021

Bombay High Court
Shrihari Ganpati Sagade Lrs ... vs Ankitabai Sudam Metkar And Others on 26 February, 2021
Bench: V. V. Kankanwadi
               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD

                        950 SECOND APPEAL NO.132 OF 2018
                                       WITH
                        CIVIL APPLICATION NO.2281 OF 2018


           SHRIHARI GANPATI SAGADE LRS KASABAI AND OTHERS
                                       VERSUS
                 ANKITABAI W/O SUDAM METKAR AND OTHERS
                                          ...
                      Mr. P.K. Lakhotiya, Advocate for appellants
               Mr. V.P. Savant, Advocate for respondent Nos.1 and 2
                                          ...

                                   CORAM :      SMT. VIBHA KANKANWADI, J.
                                   DATE :       26th FEBRUARY, 2021.


ORDER :

1 Heard learned Advocate Mr. P.K. Lakhotiya for appellants and

learned Advocate Mr. V.P. Savant for respondent Nos.1 and 2.

2 Present appellants are the original defendant Nos.2 to 4,

whereas respondent Nos.1 and 2 are the original plaintiffs. Original plaintiffs

had filed Regular Civil Suit No.18/1999 before learned 2 nd Joint Civil Judge

Junior Division, Georai, Dist. Beed for partition and separate possession as

well as declaration that four registered sale deeds are not binding on them.

The said suit came to be decreed on 27.01.2012, wherein it is held that the

2 SA_132_2018

plaintiffs are entitled to get 1/6th share each in the suit properties. It was

declared that the four sale deeds were not binding on them. It will not be

out of place to mention here that the original defendant No.1 was the

husband of plaintiff No.1 and father of plaintiff No.2, who had sold the

properties, that is, pieces of the agricultural land to present respondent Nos.2

to 4. Original defendant Nos.5, 6 and 7 are the relatives of defendant No.1.

3 Being aggrieved by the said Judgment and Decree, present

appellants had filed Regular Civil Appeal No.30/2012 before the District

Court, Beed and the appeal was heard by learned District Judge-5, Beed. It

came to be dismissed on 20.12.2017. Therefore, present appeal has been

filed.

4 Original plaintiffs had come with the case that the suit property

Gat No.56 situated at village Bhatpuri, Tq. Georai, Dist. Beed was originally

admeasuring 01 H 95 R. Out of that 1/3 rd share and House No.62 in the said

village Bhatpuri was the ancestral property of the plaintiffs and defendant

Nos.1, 5 to 7. Plaintiff No.1 had contended that she had instituted suit

bearing Regular Civil Suit No.222/1985 for maintenance against defendant

No.5. It came to be decreed and charge of her maintenance was kept on Gat

No.56. Thereafter, the defendant No.1 is stated to have sold the property by

way of registered sale deeds executed on 07.05.1991, 30.07.1993,

3 SA_132_2018

22.12.1993 and 15.05.1995 respectively; without legal necessity and it is

stated that those sale deeds are not binding on them.

5 At the outset, without going into the evidence also a fact requires

to be considered is that if the charge of the maintenance was kept on the

agricultural land, which was then stated to be an ancestral, then how it was

possible and if it was the self acquired property or separate property, on

which normally the charge is required to be kept in respect of maintenance,

then whether the defendant No.1 was justified in selling those properties.

Therefore, it appears that the point, as to whether the suit land was ancestral

or self acquired or separate property of the defendant No.1 ought to have

been considered from that perspective. This is also to be considered from the

point that it is stated that in execution of decree in Regular Civil Suit

No.222/1985 plaintiff No.1 had filed Regular Darkhast No.75/1988 and it is

stated that the suit property was attached in that proceedings. No doubt, in

the suit filed by the plaintiffs for partition and separate possession, the Trial

Court would not have sat as an Appellate Court but the circumstances were

required to be considered, as to whether the ancestral property could have

been attached in execution of a decree for failing to pay maintenance amount

by defendant No.1. Under those circumstances then whether plaintiffs'

contention that defendant No.1 could not have sold the property without any

4 SA_132_2018

legal necessity is ought to have been considered from that perspective.

6 Though the learned Advocate for the appellants has tried to raise

point of limitation, but this Court is not of the opinion that any substantial

question of law in respect of point of limitation is arising in this case. The

suit was for partition and separate possession and the first sale deed came to

be executed on 07.05.1991. Important point to be noted is that the plaintiffs

were not praying for setting aside the said sale deeds but it is their contention

that the said sale deeds were not binding on their share. Therefore, there is

no question of point of limitation. No doubt, the learned First Appellate

Court had not framed that point specifically, but it appears that the substance

was covered in para No.13 of the Judgment.

7 Another point, that is, tried to be raised is that the wife and son

cannot file suit for partition during the life time of defendant No.1. Though

learned Advocate for the appellants has argued that point, but it appears to

be absurd. Definitely, a son can file suit for partition of the ancestral property

or joint family property during the life time of the father. In that event, the

mother would get share in the property. Plaintiff No.1 is in fact the mother of

the plaintiff No.2 and in that capacity she was also claiming her share and

not as a wife of defendant No.1.

                                           5                                      SA_132_2018



8              The learned First Appellate Court has observed that the

alienation of the suit property has taken place inspite of attachment of the

property in the execution proceedings, and therefore, the sale deeds are void

ab initio. First of all, it appears that certified copy of the report of the Bailiff

in Regular Darkhast No.79/1988 has been filed at Exh.72. However, whether

its reflection was made in the revenue records or not appears to be not

brought on record. A person would consider the 7/12 extract before

purchasing a land, though the 7/12 extract is not a document of title.

Further, mere completing the procedure of attachment would be sufficient or

not, itself is a question, for the simple reason that when the note of the

attachment of the property is not taken to the revenue record or even the Sub

Registrar's office, then how a third party would be able to know about such

an attachment of the property, is a question. Further, it appears that one

more execution petition appears to have been filed i.e. Regular Darkhast

No.53/1996 and the copy of the objection petition filed by the present

defendant Nos.2 to 4 was filed in the present proceedings at Exh.50, as it

appears from the Judgment of the learned Trial Judge. The effect of that

objection and the filing of the present suit at a latter point of time i.e. on

07.01.1999 is required to be considered. Therefore, case is made out to

admit the Second Appeal by framing following substantial questions of law.

Hence, following order.

                                                6                                      SA_132_2018



                                             ORDER


1                Admit.


2                Following substantial questions of law are framed.


          i)       What was the nature of the suit property i.e. whether it

was ancestral property or joint family property of plaintiffs, defendant Nos.1, 5 to 7 or it was a separate property of defendant No.1 ?

ii) Whether the sale deeds executed on 07.05.1991, 30.07.1993, 22.12.1993 and 15.05.1995 in favour of defendant Nos.2 to 4 by defendant No.1 are binding on the plaintiffs and defendant Nos.2 to 7 ?

iii) Whether interference is required in the impugned Judgment and Decree passed by both the Courts below.

3 Issue notice to the respondents after admission. Learned

Advocate Mr. V.P. Savant waives notice for respondent Nos.1 and 2. Notices

of respondent Nos.3 to 6 made returnable on 14.06.2021.

4 Record and Proceedings is already received with paper book.

( Smt. Vibha Kankanwadi, J. )

agd

 
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