Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kamalbai Vana Mahajan Since ... vs Sunil Vitthal Patil And Others
2021 Latest Caselaw 1363 Bom

Citation : 2021 Latest Caselaw 1363 Bom
Judgement Date : 20 January, 2021

Bombay High Court
Kamalbai Vana Mahajan Since ... vs Sunil Vitthal Patil And Others on 20 January, 2021
Bench: V.K. Jadhav
                                          1             915-WP.1102-21.odt

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        BENCH AT AURANGABAD

                     915 WRIT PETITION NO.1102 OF 2021

          KAMALBAI VANA MAHAJAN SINCE DECEASED THR LRS
              DASHRATH VANA MAHAJAN AND OTHERS
                             VERSUS
                 SUNIL VITTHAL PATIL AND OTHERS

                                        ...
                  Advocate for Petitioners : Mr. Bora Satyajit S.
                                        ...

                                  CORAM :      V. K. JADHAV, J.
                                  DATE :       20.01.2021

     PER COURT :-


     1.      Heard.


2. The petitioners are the third party applicants in the

pending suit bearing Special Civil Suit No.105 of 2011. The

petitioners have filed an application under Order 1, Rule 10(2)

of the Civil Procedure Code. The suit is for Specific

Performance of the Contract. The petitioners are also the legal

heirs of original owner Budha, however, as per pleadings in the

suit, the sons of Budha have allegedly executed the agreement

of sale in favour of the respondents / plaintiffs and in

consequence thereof, the suit was instituted for Specific

Performance of the Contract. The learned counsel submits that

2 915-WP.1102-21.odt

the Trial Court has given weightage to the ratio laid down by

the Supreme Court in a case Kasturi Vs. Iyyamperumal and

others reported in AIR 2005 SC, 2813.

3. The learned counsel for the petitioners submits that in a

case Sumtibai and others Vs. Paras Finance Co. and others

reported in (2007) 10 SCC 82 by referring the Kasturi's

judgment in paragraph No.9 has made the following

observations :

"9. Learned counsel for the respondent relied on a three- Judge Bench decision of this Court in Kasturi Vs. Iyyamperumal and ors.MANU/SC/0319/2005 : AIR2005SC2813. He has submitted that in this case it has been held that in a suit for specific performance of a contract for sale of property a stranger or a third party to the contract cannot be added as defendant in the suit. In our opinion, the aforesaid decision is clearly distinguishable. In our opinion, the aforesaid decision can only be understood to mean that a third party cannot be impleaded in a suit for specific performance if he has no semblance of tiltle in the property in dispute. Obviously, a busybody or interloper with no semblance of title cannot be impleaded in such a suit. That would unnecessarily protract or obstruct the proceedings in the suit. However, the aforesaid decision will have no application where a third party shows some semblance of title or interest in the property in dispute.

In the present case, the registered sale deed dated 12.08.1960 by which the property was purchased shows that the shop in dispute was sold in favour of not only Kapoor Chand, but also

3 915-WP.1102-21.odt

his sons. Thus prima facie it appears that the purchaser of the property in dispute was not only Kapoor Chand but also his sons. Hence, it cannot be said that the sons of Kapoor Chand have no semblance of title and are mere busybodies or interlopers."

4. It is observed in the aforesaid decision that a third party

cannot be impleaded in a suit for Specific Performance if he

has no semblance of title in the property in dispute. Obviously,

a busybody or interloper with no semblance of title cannot be

impleaded in such a suit. That would unnecessarily protract or

obstruct the proceedings in the suit. However, the aforesaid

decision (Kasturi's) will have no application where a third

party shows some semblance of title or interest in property in

dispute.

5. Though the Trial Court has referred the case Sumtibai in

the order, however, has not discussed the ratio laid down in the

said case. Though the suit was instituted way back in the year

2011, the petitioners, who are the daughters of the original

owner Budha came to know about this suit in the year 2020

itself and even the Trial Court has not considered the said point

as adverse point against the petitioners.

4 915-WP.1102-21.odt

6. In view of the above, issue notice to the respondents,

returnable on 03.03.2021.

7. Till the next date of hearing, the further proceedings of

Special Civil Suit No.105 of 2011 are hereby stayed.

(V. K. JADHAV, J.)

...

vmk/-

 
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