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

Shailendra Raghunath Padile vs Smt. Kushabai Raghunath Padile ...
2021 Latest Caselaw 4813 Bom

Citation : 2021 Latest Caselaw 4813 Bom
Judgement Date : 17 March, 2021

Bombay High Court
Shailendra Raghunath Padile vs Smt. Kushabai Raghunath Padile ... on 17 March, 2021
Bench: Anil S. Kilor
                                     1                             904-SA-800-16.odt



         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     BENCH AT AURANGABAD

                    SECOND APPEAL NO.800 OF 2016
                   WITH CA/14957/2016 IN SA/800/2016

Shailendra S/o. Raghunath Padile,
Age 49 years, Occu. Agriculture,
R/o. Mushirabad,
Taluka and District Latur.                             ..      Appellant

                 Versus

1.      Smt. Kushabai w/o. Raghunath Padile,
        Age 79 years, Occu. Household,
        R/o. Gaur, Taluka Nilanga,
        District Latur.

2.      Sow. Urmila w/o. Deelip Kasale,
        Age 46 years, Occu. Household,
        R/o. Gaur, Taluka Nilanga,
        District Latur.

3.      Sow. Jayshree w/o. Shrihari Malwade,
        Age 37 years, Occu. Household,
        R/o. Mushirabad, District Latur.

4.      Mahendra S/o. Raghunath Padile,
        Age 59 years, Occu. Agriculture,
        R/o. Pune, Taluka and District Pune,
        At present R/o. Mushirabad,
        Taluka and District Latur.                     ..      Respondents

                                 ...
Mr. M. L. Dharashive, Advocate for Appellant
Mr. S. S. Manale, Advocate for Respondents No. 1 to 3
                                 ...

                                 CORAM :       ANIL S. KILOR, J.
                                 DATE     :    17th MARCH, 2021

PER COURT :-


In the present appeal, the Judgment and Decree dated

5th January, 2016, passed by the learned District Judge -3, at Latur,

in Regular Civil Appeal No. 142 of 2011 arising out of the Judgment

2 904-SA-800-16.odt

and Decree dated 13th June, 2011 passed by learned 7 th Civil Judge,

Junior Division, Latur in Regular Civil Suit No. 56 of 2007, allowing

the suit fled by plaintifs for partition and for recovery of

possession.

2. I have heard respective learned counsels for the parties.

3. Brief facts of the present case are as follows. (The

parties are referred as per their status in the suit.)

. It is the case of the plaintifs that the husband of

plaintif No. 1 - Raghunath died on 07-12-2003, and, defendants

No. 1 and 2, who are the brothers of plaintifs No. 2 and 3, have

partitioned their ancestral feld Gat No. 99, between them and

Raghunath, admeasuring 6 Acre 35 Gunthe and Gat No. 39

admeasuring 6 Hector 8 Aar situated at village Mushirabad, Taluka

Latur and house property Grampanchayat No. 110 at Mushirabad.

. It is case of the plaintifs that defendants No. 1 and 2

obtained a consent decree of partition in Regular Civil Suit No. 24 of

1980, wherein, 7 Acre 20 Guntha land of Gat No. 39 towards East

was allotted to the share of Raghunath, whereas, Western side 7

Acre 21 Guntha land was allotted to the defendant No. 1. The

defendant No. 2 was given Gat No. 99 and house property to the

extent of one room and remaining open space was allotted to the

share of Raghunath and the defendant No. 1. The defendant No. 2

sold one room to Raghunath in May-1980.

                                         3                           904-SA-800-16.odt



.                It is the case of the plaintifs that defendants No. 1 and

2 are illegally possessing the share of Raghunath in Gat No. 39 and,

therefore, the suit for possession of that share was fled and also

prayed for 3/8th share in the suit house and demanded partition of

it.

. The defendant No. 1 fled his written statement and

admitted partition taking place orally in June-1979, however, he

stated in the written statement that he was minor on the date of

partition and his interest was not properly protected.

. The defendant No. 2 also fled his written statement and

admitted the fact as regards partition and consent decree passed in

Regular Civil Suit No. 24 of 1980.

. The learned trial Court, after scrutinizing the oral as well

as documentary evidence, decreed the suit in favour of the plaintifs

vide Judgment and Decree, dated 13-06-2011, which came to be

challenged at the behest of defendant no. 1 in Appeal. The said

Appeal came to be dismissed vide impugned Judgment and Decree

dated 05-01-2016.

4. The learned counsel for the appellants submits that in

the partition recorded in Regular Civil Suit No. 24 of 1980 between

Raghunath and the defendants, Eastern portion of land Gut No. 39

to the extent of 7 Acre 20 Guntha was allotted to Raghunath,

whereas, Western portion of land to the extent of 7 Acre 21 Guntha

was allotted to defendant No. 1.

4 904-SA-800-16.odt

5. It is submitted that Raghunath, without having any legal

authority, sold out the share of the defendant No.1 and, therefore,

now the portion in which plaintifs are claiming share by way of

partition belongs to the defendant No. 1, and therefore, both the

Courts below have committed error in decreeing the suit.

6. It is submitted that the trial court allowed the suit

without looking at the prayers. It is submitted that the suit was only

for possession and not for partition and, however, the court has, by

decreeing the suit, granted decree of partition.

7. Per contra, learned counsels appearing for the plaintifs

and the respondent No. 4 support the concurrent fndings given by

the Courts below and submit that defendant no.1 never challenged

sale deed executed by Raghunath of the land allotted to the

defendant no. 1 in Regular Civil Suit No. 24 of 1980 and now he has

no right to raise any challenge to the validity of said transfer.

8. To consider the rival contentions of the parties, I have

perused the record and gone through both the Judgments.

9. There is no dispute that the father of defendants

Raghunath and defendants had partitioned the property in Regular

Civil Suit No. 24 of 1980, wherein the defendant No. 1 received

Western portion of Gat No. 39 to the extent of 7 A 21 G. Though, it

is the case of defendant No. 1 that he was 15 years old when

partition was executed and his share was alienated to third person

5 904-SA-800-16.odt

by Raghunath contrary to his interest, however, the defendant no.1

was not minor on the date of sale deed executed by Raghunath.

Moreover, he did not raise challenge to the sale deed in respect of

his share.

10. In view of that, now defendant No. 1 cannot raise any

challenge to the sale deed or he cannot ask for any relief such as

declaration that the defendant no. 1 is the owner of Eastern portion

of land Gat no. 39, because Raghunath had sold out his share in the

said land without his permission. In the circumstances, the frst

contention of the appellant cannot be accepted and the same is

rejected.

11. As far as contention of the appellant that the suit is only

for possession and it was not for partition and in spite of the said

fact, the court has granted the decree of partition. The same also

required to be rejected as both the Courts have given reasons for

granting decree of partition. Thus, I do not fnd any substantial

question of law is involved in the present appeal. Accordingly, the

second appeal is dismissed.

12. In the light of disposal of second appeal, nothing further

survives for consideration in the application for stay, the same

stands disposed of, accordingly.

( ANIL S. KILOR ) JUDGE

rrd

 
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