Citation : 2021 Latest Caselaw 1710 Bom
Judgement Date : 27 January, 2021
24-2020-AO with CA.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
APPEAL FROM ORDER NO.24 OF 2020
WITH
CIVIL APPLICATION NO.6921 OF 2020
Sultana Sayyad Munir ... Appellant
Versus
1. Jayantilal s/o Pannalal Bagrecha
2. Hemchand s/o Tarachand Bhandari ... Respondents
..........
Mr. Mazhar A. Jahagirdar, Advocate for appellant.
Mr. A. D. Ostwal, Advocate for respondents.
..........
CORAM : SMT. VIBHA KANKANWADI, J.
DATE : 27th January, 2021 ORDER :- . Present appeal from order has been filed under Section 104
read with Order 43 of the Code of Civil Procedure to challenge the order
passed by the learned District Judge-10, Ahmednagar on Application
Exhibit-05 in Regular Civil Appeal No.118 of 2020; whereby the
application for interim injunction restraining the respondents from
selling, transferring or alienating the suit property during the pendency
of the appeal before the learned District Judge, came to be rejected.
2. Present appellant is the original plaintiff and respondents
are the original defendants (hereinafter the parties are referred to by
1 of 5
24-2020-AO with CA.odt
their nomenclature before the Trial Judge). Plaintiff filed suit i.e.
Regular Civil Suit No.478 of 2018 for preemption and for permanent
injunction before the learned Civil Judge Senior Division, Ahmednagar.
The said suit came to be dismissed on 09-03-2020 by learned 8 th Joint
Civil Judge Senior Division, Ahmednagar. The said judgment and decree
is under challenge in Regular Civil Appeal No.118 of 2020. At the
interim stage, the said application Exhibit-05 has been filed by the
appellant - plaintiff for temporary injunction.
3. Heard learned Advocate Mr. Mazhar A. Jahagirdar for
appellant and learned Advocate Mr. A. D. Ostwal for respondents
4. It has been vehemently submitted on behalf of the appellant
that the appellant - plaintiff has a right of preemption to purchase the
land presently owned by the defendants. Defendants are the owners of
agricultural land Gut No.50/1 admeasuring 6 Hectare 91 R situated at
Mauje Sakat Khurd, Tq. Nagar, District Ahmednagar. It is the contention
of the plaintiff that original Gut No.50 was admeasuring 10 Hectare 91
R which has been thereafter subdivided as 50/1 and 50/2. Plaintiff and
her husband's brothers and plaintiff's nephew had purchased the said
land original Gut No.50 about 25 to 30 years ago i.e. on 22-04-1991.
The brother in law and nephew of the plaintiff had sold 1 Hectare 60 R
land from Gut No.50 to Sindhu Nitin Jadhav and others by sale deed
2 of 5
24-2020-AO with CA.odt
dated 30-01-2010. Sindhu Nitin Jadhav, thereafter, sold the land to
defendant Nos.1 and 2 on 10-05-2011. The plaintiff has come to know
that now defendant Nos.1 and 2 want to sell the land and, therefore,
she met defendant Nos.1 and 2 on 15-08-2018 and expressed her
willingness to purchase the land, however, the defendants refused and,
therefore, she filed the suit. It was represented by the defendants in
their written statement that they don't want to sell the land and,
therefore, the suit was dismissed. Further, even at the time when the
matter was before the learned District Judge, same contention was taken
and, therefore, the said application came to be rejected on 04-08-2020.
However, thereafter, on 02-09-2020, the defendants have sold part of
the land to one Rajendra Namdev Gund and another part was sold to
Pravin Shankar Pawar and Akshay Shankar Pawar. Photocopies of the
sale deeds have been produced. This shows that though the present
appellant - plaintiff is having right to purchase the suit property, yet,
intentionally, she has been kept away. Therefore, it is necessary to
restrain the respondents from selling the land any further.
5. Per contra, the learned Advocate representing the
respondents strongly opposed the appeal from order and supported the
reasons given by the learned District Judge-10, while rejecting the
application. It was submitted that the plaintiff is claiming preferential
right under the Maharashtra Prevention of Fragmentation and
3 of 5
24-2020-AO with CA.odt
Consolidation of Holdings Act, 1947 (hereinafter referred to as the
'Fragmentation Act'), however, she had failed to prove that she has any
such kind of right before the learned Lower Court. The relief of
injunction is equitable and unless the right is shown, the discretion
cannot be exercised, therefore, the application Exhibit-05 was rightly
rejected.
6. At the outset, it can be seen from the documents those have
been produced on record that the plaintiff and defendants are from
different families and also from different religions. It was reiterated by
the learned Advocate appearing for the plaintiff that the plaintiff is
claiming preferential right to purchase the land under the
Fragmentation Act. It appears from the judgment of the learned Trial
Judge that there was no evidence that the defendants were selling the
land or had intention to sell, therefore, the suit was held to be
prematured. No doubt, the legal aspect involved as to whether the
plaintiff is having right to purchase the suit land by preemption is not
discussed by the learned Lower Court, yet, prima facie it appears that
there was no compliance of Section 7(2) of the Fragmentation Act.
Further, the plaintiff has not shown as to what is the standard of holding
in village Sakat Khurd and after the alleged subdivision of original Gut
No.50, Gut No.50/1 has become fragment as defined under the
Fragmentation Act. Unless both the portions of the land become
4 of 5
24-2020-AO with CA.odt
fragment, any such right under the Fragmentation Act, cannot be used
by the holder of the land. In other words, in order to exercise the right
under Section 7(1) of the Fragmentation Act, both the lands i.e. of the
plaintiff and the defendants should be a fragment. When it is not shown
prima facie that the provisions of the Fragmentation Act are applicable
and it gives a right to the plaintiff, there is no question of granting any
injunction in favour of the plaintiff. Further, already the said has taken
place and, therefore, it will not be out of place to mention here that the
application has been rendered infructuous. Therefore, there is no merit
in the present appeal from order. It deserves to be dismissed.
Accordingly, it is dismissed.
7. In view of dismissal of present appeal from order, Civil
Application No.6921 of 2020 does not survive. Accordingly, the same
stands disposed of. Interim relief granted earlier vide order dated
26-10-2020, which was in operation till today, shall stand vacated.
[SMT. VIBHA KANKANWADI, J.]
scm
5 of 5
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!