Citation : 2021 Latest Caselaw 4830 Bom
Judgement Date : 17 March, 2021
23. SA 186-2017 w CAS 426-2017.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
Second Appeal No. 186 / 2017
With
Civil Application No. 426 / 2017
Nuruddin Shamsuddin Khatib and Others .. Appellants
Vs.
Abdul Mirsaheb Khatib and Others .. Respondents
****
Smt. Anjali R.S. Baxi a/w Mr. Nitesh Zimur, Advocate for Appellants.
Mr. Tejpal S. Ingale, Advocate for Respondents.
****
CORAM : SANDEEP K. SHINDE J.
DATE : 17th MARCH, 2021.
P.C. : -
Heard.
1. Appellants - Original Defendant Nos. 1 to 4 in Regular Civil
Suit No. 38 / 2010 have preferred this appeal.
Najeeb 1/6
23. SA 186-2017 w CAS 426-2017.doc
2. Suit property is a dwelling-house, bearing CTS No. 225.
Defendant Nos. 5 to 8 and 10, 11 sold their specifed undivided
share in the dwelling house, to the Plaintif (Respondent No.1
herein) vide registered sale deed dated 29 th November, 2005.
Soon, thereafter, the Appellants had fled Regular Civil Suit No.
34/2006 against the Respondent No.1 for perpetual injunction. It
was decreed on 1st January, 2010, wherein the following order
was passed;
"1. Suit is hereby decreed with costs.
2. Defendant is hereby restrained from obstructing and interfering to the possession of plaintif and further restrained from entering into suit property forcibly without due process of law.
3. Decree be drawn up accordingly."
(emphasis supplied).
3. Taking recourse to the order afore-stated, the Respondent
No.1 fled RCS No. 32/2010 and sought partition of the dwelling
Najeeb 2/6
23. SA 186-2017 w CAS 426-2017.doc
house. The suit was decreed. The Appellate Court confrmed the
decree of the trial Court by a judgment and decree dated 29 th
November, 2016.
4. Feeling aggrieved by the decree passed in appeal, this
appeal is preferred.
5. Learned Counsel for the Appellants submitted that the
pending suit, appellants had fled an application under Section 4
of the Partition Act at Exhibit 41 alongwith an undertaking at
Exhibit - 14. However, neither the trial Court, nor the Appellate
Court dealt with an undertaking. The reliance was placed on the
provision of Section 4 of the Partition Act, 1893. It reads as
under:
"S.4. Partition suit by transferee of share in
dwelling house -
Najeeb 3/6
23. SA 186-2017 w CAS 426-2017.doc
(1) Where a share of a dwelling-house belonging to
an undivided family has been transferred to a
person who is not a member of such family and
such transferee sues for partition, the court shall, if
any member of the family being a shareholder shall
undertake to buy the share of such transferee, make
a valuation of such share in such manner as it thinks
ft and direct the sale of such share to such
shareholder, and may give all necessary and proper
directions in that behalf.
(2) If in any case described in sub-section (1) two
or more members of the family being such share,
the court shall follow the procedure prescribed by
sub-section (2) of the last foregoing section."
6. It is contended that the appellants were willing to purchase
undivided share in the dwelling house, purchased by the
respondents - Plaintifs, from the co-sharers, eventually
Defendant Nos. 5 to 8 and 10, 11.
Najeeb 4/6
23. SA 186-2017 w CAS 426-2017.doc
7. It appears appellants' right under Section 4 has not been
acknowledged by the two Courts, for the reason, that the
appellants were not occupying the dwelling house. In fact, the
fnding recorded in a suit instituted by the appellants, shows
appellants were occupying the dwelling house.
8. Mr. Ingale, learned Counsel for Respondents would submit
that the dwelling house was not in-existence since the sale deed
itself described the property, being in dilapidated condition.
9. Be that as it may, the object of Section 4 of the Partition Act,
is to prevent the dis-integration of the family of dwelling house
by preventing to introduce the stranger therein and stranger
being adequately compensated by market value of the property
purchased, so that the dwelling house of the family is preserved.
10. In the case at hand, the appellants had Exhibit-44 and 45 do
Najeeb 5/6
23. SA 186-2017 w CAS 426-2017.doc
suggest that the appellants were ready and willing to purchase
Plaintifs' undivided share in the dwelling house.
11. In view of the facts of the case, appeal is admitted, on the
following substantial question of law;
. Whether Courts below were justifed in refusing substantial
right of the appellants in terms of Section 4 of the Partition Act, in
view of their undertaking to buy share of Plaintifs in terms of
applications below Exhibit-41 and 40 fled by them before the
trial Court?
12. Call Record and Proceedings from the trial Court.
13. The Respondent is granted liberty to fle appropriate
application seeking remand on an issue, relating to rights of the
appellants under Section 4 of the Partition Act.
(SANDEEP K. SHINDE, J.)
Najeeb 6/6
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!