Citation : 2021 Latest Caselaw 7846 Bom
Judgement Date : 14 June, 2021
18-AO-2-21.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
APEAL FROM ORDER NO.2 OF 2021
WITH CA/2050/2021 IN AO/2/2021
SHAKUNTALABAI ARVIND TILANGE
VERSUS
KAMARRAJJA ABDUL HABEEB KHATIK AND ANOTHER
...
Advocate for Appellant : Shri Ajinkya A. Joshi h/f Shri S. V. Natu
...
CORAM : B. U. DEBADWAR, J.
DATE : 14th JUNE, 2021 PER COURT :
1. Heard Shri Ajinkya A. Joshi holding for Shri S. V. Natu,
learned advocate for appellant.
2. By this appeal, appellant - original defendant No.2 has
challenged order dated 14-01-2020, passed by the learned Principal
District Judge, Nandurbar below application at Exhibit-5 in Regular
Civil Appeal No. 06/2019, whereby temporary injunction restraining
appellant herein from selling or transferring the suit property to the
third party till disposal of the appeal, granted.
3. It appears from the record that respondent No.1 herein
- original plaintiff had filed suit for specific performance and
possession of the suit property against respondent No.2 - original
defendant No.1 and appellant - original defendant No.2, bearing
1 of 3
18-AO-2-21.odt
Special Civil Suit No. 12/2011. After full-fledged hearing, by the
judgment and order dated 24-01-2019, learned Civil Judge, Senior
Division, Nandurbar refused to grant relief of specific performance
and possession. However, directed respondent No.2 herein -
Original defendant No.1 to pay earnest money of Rs.5,88,000/- to
respondent No.1 herein - original plaintiff.
4. Being aggrieved by the aforesaid judgment and decree
passed by the learned trial Court, respondent No.1 herein - original
plaintiff preferred Regular Civil Appeal No. 06/2019 before the
learned Principal District Judge, Nandurbar and moved application
below Exhibit-5 for grant of temporary injunction.
5. After hearing, both the sides, learned Principal District
Judge, Nandurbar passed the aforesaid impugned order. Being
aggrieve by the same, appellant - original defendant No.2 has
come before this Court.
6. According to the learned advocate for appellant, when
the suit for specific performance, filed by respondent No. 1 -
original plaintiff, came to be dismissed on merits, as he failed to
prove material issues pertaining to the enforceability of the
agreement to sale, the learned Principal District Judge should not
have granted temporary injunction, defeating the rights of appellant
2 of 3
18-AO-2-21.odt
- original defendant No.2, who is owner of the suit property,
without prima facie explaining as to how well discussed findings of
the trial Court pertaining to enforceability of agreement to sale, are
not correct.
7. In view of the above, issue notice to the respondents,
returnable on 12-07-2021.
(B. U. DEBADWAR, J.)
SVH
3 of 3
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!