Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rambhau Bajaba Salunke vs Pandurang Santu Salunke And Ors
2021 Latest Caselaw 1318 Bom

Citation : 2021 Latest Caselaw 1318 Bom
Judgement Date : 20 January, 2021

Bombay High Court
Rambhau Bajaba Salunke vs Pandurang Santu Salunke And Ors on 20 January, 2021
Bench: V. V. Kankanwadi
               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD


                     915 SECOND APPEAL NO.268 OF 2011
                                  WITH
                       CA/6994/2011 IN SA/268/2011

                      RAMBHAU BAJABA SALUNKE
                                VERSUS
                PANDURANG SANTU SALUNKE AND ORS
                                   ...
          Advocate for Appellant : Mr. Jayabhar Dattatraya R.
                        AGP for Respondents:
     Advocate for Respondent No.1-A, 2-A, 3 and 4 : Mr. Y. V. Kakde
                                   ...

                                    CORAM :      SMT.VIBHA KANKANWADI, J.
                                    DATE :       20-01-2021.


ORAL ORDER :

1.      Present       appeal        has   been   filed   by     the     original     defendant

challenging the Judgment and decree passed in Regular Civil Appeal

No.288 of 2005 by learned District Judge 1, Ahmednagar on 07-01-

2011 whereby the appeal filed by the original plaintiffs came to be

partly allowed. The impugned Judgment by the Trial Court was set

aside to the extent of refusing to grant the injunction and then the

present appellant i.e. respondent in the first appeal was perpetually

restrained from obstructing to the possession of the plaintiffs over the

suit land Block No.1480 admeasuring 3 H 11 R either by themselves or

through anybody else, except in due course of law. It is to be noted

2 SA 268-2011

that the original suit i.e. Regular Civi Suit No.193 of 1993 was filed

by the present respondents for declaration and perpetual injunction

and the suit was dismissed by learned Civil Judge, Junior Division,

Parner Dist. Ahmednagar on 16-07-2005.

2. Heard learned Advocate Mr. D. R. Jayabhar appearing for the

appellant.

3. Learned Advocate Mr. Y. V. Kakde for the respondents No.1-A,

2-A, 3 and 4 is absent.

4. The plaintiffs had come with a case that the suit land was their

ancestral property. Consolidation scheme was implemented in their

village Vasunde Tq. Parner Dist. Ahmednagar in 1973-1974 under

The Bombay Prevention of Fragmentation and Consolidation of

Holdings Act, 1947 (hereinafter referred to as "the Consolidation

Act") It is stated that under the scheme some agricultural lands

were exchanged between the plaintiffs and the defendants, and in

view of that exchange they got the possession of the respective

lands. It is stated that the defendants got annoyed and started

obstruction to the possession of the plaintiffs, and therefore, they

had filed the suit.

3 SA 268-2011

5. Defendant No.1 had contested the claim by filing written

statement and it appears that then defendant No.2 had adopted the

written statement filed by the defendant No.1 by filing a pursis at

Exhibit 20. It was admitted that the consolidation scheme was

implemented in their village. It was stated that on paper it was

shown that some agricultural land of the defendants was allotted to

the plaintiff. Further it appears that by way of additional written

statement the defendants contended that Block No.1480, which is

the suit property, was consisting of the earlier various survey

numbers including land Survey No.34/2B admeasuring 42 R owned

and possessed by defendant No.1. Though it was shown that the

said piece of land was given to the predecessor in title of the

plaintiffs namely Santu Salunke, but he was never put in possession

of the same. The defendant is cultivating he said land. Tahsildar,

Parner has executed a panchanama and revenue record shows that

he is still possessing the same. It was then contented that the suit

is not maintainable under the provisions of Specific Relief Act.

6. After the issues were framed, parties have led oral as well as

documentary evidence. It was held by the learned Trial Judge that

except 42 R land of original Survey No.32/2B, the plaintiffs

4 SA 268-2011

possessed rest of the area from Block No.1480. It was held that the

plaintiffs have failed to prove obstruction at the hands of the

defendants. Suit was held to be maintainable under the provisions

of Specific Relief Act and it was also held that the suit is within

limitation. It was held that the plaintiffs are not entitled to the relief

of declaration as well as injunction and then the suit came to be

dismissed.

7. The said decree was challenged by the original plaintiffs in

above said Regular Civil Appeal No.288 of 2005, and after hearing

both sides as aforesaid, the learned Additional District Judge has

partly allowed the appeal. This is giving rise to the second appeal.

8. It will not be out of place to mention here that if this Court

intends to admit the second appeal then only the law points are

required to be framed, and if after hearing the parties concerned, if

this Court is of the opinion that no law points are shown, then law

points are not required to be framed. Here at this stage benefit can

be taken of the recent pronouncement by the Hon'ble Apex Court in

Kirpa Ram (Deceased) Through Legal Representatives and Others v.

Surendra Deo Gaur and Others,         reported in 2020 SCC OnLine SC

935, wherein it has been held that,





                                                   5                                 SA 268-2011



"23. Sub-section (1) of Section 100 of the Code contemplates that an appeal shall lie to the High Court if it is satisfied that the case involves a substantial question of law. The substantial question of law is required to be precisely stated in the memorandum of appeal. If the High Court is satisfied that such substantial question of law is involved, it is required to formulate that question. The appeal has to be heard on the question so formulated. However, the Court has the power to hear appeal on any other substantial question of law on satisfaction of the conditions laid down in the proviso of Section 100 of the Code. Therefore, if the substantial question of law framed by the appellants are found to be arising in the case, only then the High Court is required to formulate the same for consideration. If no such question arises, it is not necessary for the High Court to frame any substantial question of law. The formulation of substantial question of law or reformulation of the same in terms of the proviso arises only fi there are some questions of law and not in the absence of any substantial question of law. The High Court is not obliged to frame substantial question of law, in case, it finds no error in the findings recorded by the First Appellate Court."

9. It has been vehemently submitted on behalf of the appellant

6 SA 268-2011

that plaintiffs never challenged the consolidation scheme before

appropriate authority and they could not have challenged the same

before the Civil Court as there is specific bar under Section 36-A of

The Bombay Prevention of Fragmentation and Consolidation of

Holdings Act, 1947. Reliance has been placed on the decision in

Yeshwant Ramchandra Dhumal deceased by L.Rs. v. Shri Shankar

Maruti Dhumal and Another, reported in AIR 2001 Bombay 384,

wherein it has been observed that,

"11. It is settled law that the question of jurisdiction of Civil Court must not be readily inferred unless it is expressly excluded or must be taken to be so excluded by necessary implication. Having regard to the scheme of the present Act, the relevant provisions of which have been reproduced above, I am of the view that the jurisdiction of Civil Courts is barred by S. 36-A of the Act where the question is one relating to putting a owner in possession of the holding to which he is entitled under the scheme."

It is further submitted that perusal of document at Exhibit 44 which

came to be exhibited in the testimony of DW.1 Chandrakant who

was serving in Taluka Inspector of Land Records Office, Parner, it is

very much clear that the said document which is styled as

7 SA 268-2011

possession receipt was not signed by Santu and even there is

endorsement by the Consolidation Officer Shri G. B. Pai in the year

1975 "Not entered into possession." This shows that the actual

delivery of the possession to the concerned farmers when the work

of the scheme was undertaken was not completed, and therefore, it

cannot be stated that the work was entirely completed in respect of

the said village. If at all there was any dispute in respect of the

implementation of the said scheme, the plaintiff ought to have

approached the Settlement Commissioner or the appropriate

authority under Consolidation Act. The effect of Exhibit 44 is

properly considered by the learned Trial Judge, and therefore, even

the plaintiffs themselves were aggrieved by those observations and

in the appeal memo at ground No.3 and 4 they themselves have

stated that the learned Civil Court had no jurisdiction under the

scheme, yet the learned Appellate Court failed to consider the said

point and assumed its jurisdiction, and therefore, law point in

respect of the same is arising.

10. It has been further submitted on behalf of the appellant that

the 7/12 extract of Survey No.34/2B stands in the name of the

appellant and it shows that the appellant is cultivating the same.

8 SA 268-2011

Panchanama was prepared by Tahsildar in respect of the factual

aspect and the said panchanama shows that the appellant is in

possession and cultivation of 42 R land. The learned First Appellate

Court erred in overlooking the said fact and further observing that

Exhibit 77 which is the copy of Form No.5-A under Rule 18-A of the

Consolidation Act shows that present appellant had handed over the

possession, and therefore, Santu might have been put in possession

of the said land. Exhibit 77 was contrary to the 7/12 extracts, and

therefore, the point of possession is also not considered by the First

Appellate Court properly, it is therefore, also giving question of law.

Learned Advocate for the appellant, therefore, prayed for admitting

the second appeal.

11. At the outset, it is to be noted from the documents those have

been exhibited and the oral evidence that what is admitted to both

the parties is the implementation of the consolidation scheme to

village Vasande. Now as regards the exchange of land is concerned,

defendant admits that 42 R land from Survey No.34/2B, which was

belonging to him, was made part of Block No.1480 under the

scheme, but then he says that actual possession of that land was not

taken from him and was not handed over to Santu. The

9 SA 268-2011

documentary evidence in the form of Exhibit 44 has been relied by

the defendants to canvas the above said contention. However, it is

to be noted that the 7/12 extract of Block No.1480 shows its area as

3 H 11 R as per Exhibit 70-A, 71 and 72. In none of these 7/12

extracts for different years it is stated that 42 R land out of that

block number was in possession of the appellant. He never objected

the preparation of these 7/12 extracts before the appropriate

authority. At the cost of repetition it can be said that formation of

Block No.1480 was in the form of various block numbers, that is

portion from various block numbers which is inclusive of Survey

No.34/2B. Now it is to be noted from the testimony of DW.1

Chandrakant who was serving in Taluka Inspector of Land Records

that the possession receipt was not signed by Santu as well as there

is endorsement by the concerned officer at that time. Perusal of

Exhibit 44 would show that it is a certified copy. No pains were

taken to bring the original. In fact Exhibit 44 appears to be form

No.5-A under Rule 18-A of the Consolidation Act. Though the

Survey No.34/2B is mentioned, it is stated that, at one place there is

no signature and there is then endorsement, "Not entered into

possession." We cannot read Exhibit 44 in isolation for the simple

reason that it has come on record that in exchange of Survey

10 SA 268-2011

No.34/2B, Survey No.420/2B was given to the defendant No.1. Now

in order to prove this exchange, Exhibit 77 has been produced which

is the form No.5-A under Rule 18-A of the said Act which was

executed by the defendant on 27-03-1975, and it specifically says

that, he has given possession of 34/2B for formation of Block

No.1480 and on the back side of the said document which has

executed on the same date, he has accepted the possession of Block

No.420/2B. Now he is denying in his cross-examination that he has

received the possession of the land which was earlier belonging to

the predecessor in title of the plaintiffs. Important point to be noted

is that in his cross-examination conducted on behalf of the

defendant P.W.1 Pandurang Salunke has stated that, his Survey

No.420 was given to defendant and others. He says that 45 Guntha

land belonging to them was given to defendant and the possession

receipt was executed in 1974. These were the questions asked on

behalf of the defendant and the answers given by the plaintiff will

have to be then taken into consideration to see that there was

exchange, and therefore, it was rightly observed by the First

Appellate Court that now the defendant cannot take advantage of

some other revenue record. Exhibit 77 would show that the fact was

verified by the Consolidation Officer on 19-12-1975, that means the

11 SA 268-2011

confirmation was from Consolidation Officer in respect of the same.

Consolidation Officer cannot then say that the land which was taken

from the defendant was not given to the predecessor in title of the

plaintiff.

12. One more aspect that is required to be considered is that the

Judgment delivered by the Sub-Divisional Officer, Ahmednagar on

07-06-1995 which is at Exhibit 32. Present plaintiffs had filed an

application before Mamlatdar under the Mamlatdars' Courts Act

bearing No.06 of 1993, it was decided on 19-09-1993, and it

appears that before the Sub-Divisional Officer the plaintiffs had filed

a revision. The revision came to be allowed. It was then observed

that the defendant therein who is also the defendant in this case i.e.

present appellant, raised dispute in respect of the consolidation

scheme, and therefore, it was suggested to the defendant that he

should approach the Consolidation Officer or the Settlement

Commissioner of Land Records, Nashik. Thus, it can be seen from

the said Judgment that already the advise was received by the

present appellant to raise dispute before the appropriate authority

under the Consolidation Act. But it appears that he has not

approached and now he want to raise an objection that the Civil

12 SA 268-2011

Court had no jurisdiction. Important point to be noted is that from

the frame of the suit it was for declaration and ownership,

declaration was to the extent of declaring him to be the owner of the

entire block. It might be as a precaution that the said prayer might

have been made taking into consideration the earlier history. But

the learned lower Court had held that the suit was maintainable.

Further it can also be seen that no pains were taken by the present

appellant to raise specific question of jurisdiction and get issue

framed in respect of the same. Now in a Second appeal he cannot

raise that the point of jurisdiction was not considered by both the

Courts below. He cannot take advantage of the grounds those have

been mentioned in the appeal memo by the present respondent.

However, careful perusal of those grounds at Serial No.3 and 4 in

the appeal memo would show that according to the appellant therein

the fact was not considered by the Trial Court that the block was

formed after consolidation scheme was implemented, and therefore,

in that connection it was stated that the learned Civil Court had no

jurisdiction under the scheme. The interpretation that is tried to be

given by the learned Advocate for the appellant was not in the mind

of the appellant before the First Appellate Court. The ratio laid down

in case of Yashwant Dhumal (Supra) cannot be disputed. In fact, it

13 SA 268-2011

is a settled law but as regards the present case is concerned, it

appears from the written statement that was filed by the present

appellant that he never raised a specific point regarding bar of

jurisdiction under Section 36-A of the Consolidation Act. Perusal of

the written statement would show that it is only stated that the suit

is not maintainable under Specific Relief Act. There was no attempt

during the entire trial before the lower Court which went on for 11

years 10 months and 22 days to get a specific issue framed to that

effect, and therefore, at the cost of repetition it is stated that the

said point cannot be considered in second appeal for the first time.

13. Taking into consideration all the above aspects it can be seen

that from the Judgment of the First Appellate Court, all the points

are properly considered and it has been correctly held that, as

regards the specific area of 42 R comprising of original Survey

No.34/2B which was after the consolidation scheme was

implemented was absolved in Block No.1480 admasuring 3 H 11 R.,

the plaintiffs were continuously shows to be in possession and in

cultivation. The other revenue record which was specifically for

Survey No.34/2B could not have been in existence after the

consolidation scheme ; the defendant cannot take advantage of the

14 SA 268-2011

said record, and therefore, the appeal was rightly partly allowed. No

substantial questions of law have been shown, therefore, second

appeal is disposed of as not admitted. Civil Application No.6994 of

2011 also stands disposed of.

(SMT. VIBHA KANKANWADI) JUDGE

vjg/-

 
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