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

Vedprakash Maruti Harkar Thru Lrs ... vs Somnath Udhavrao Wattamwar And ...
2021 Latest Caselaw 16090 Bom

Citation : 2021 Latest Caselaw 16090 Bom
Judgement Date : 22 November, 2021

Bombay High Court
Vedprakash Maruti Harkar Thru Lrs ... vs Somnath Udhavrao Wattamwar And ... on 22 November, 2021
Bench: V. V. Kankanwadi
                                                                  17-ca-10950-2021.odt


               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD

                       17 SECOND APPEAL NO.282 OF 1999
                       WITH CA/10950/2021 IN SA/282/1999
                       WITH CA/1483/2001 IN SA/282/1999
                       WITH CA/1435/2021 IN SA/282/1999
                       WITH CA/7554/2018 IN SA/282/1999

 VEDPRAKASH M HARKAR THRU L.RS.ALKABAI DIED THROUGH LRS.
               DEEPAK VEDPRASKH HARKAR AND ORS
                                VERSUS
           SOMNATH UDHAVRAO WATTAMWAR AND ORS
                                   ...
Advocate for Applicants : Mr. Suryawanshi D. N. & Mr. Suryawanshi P. D.
         Advocate for Respondent No.1 : Mr. M. S. Deshmukh
           Advocate for Respondent No.3 : Mr. D. G. Nagode
            AGP for respondent Nos.4 to 6 : Mr. A. M. Phule
                                   ...

                                   CORAM        : SMT. VIBHA KANKANWADI, J.

                                   DATE         : 22.11.2021

ORDER :-


.        Parties have entered into compromise. It will not be out of place

to mention here that there was already a partial compromise that was

granted by this Court by order dated 07.01.2019. It was between the

appellants and present respondent Nos.2 and 3. However, at that time,

there was no compromise between respondent No.1 and the appellants.

Now, even that compromise has taken place. The verification of the

compromise has been got done through learned Registrar (Judicial). It

has been stated that there was no pressure or coercion for any of the


                                          (1)

    ::: Uploaded on - 23/11/2021                     ::: Downloaded on - 24/11/2021 04:06:14 :::
                                                             17-ca-10950-2021.odt


parties to enter into compromise. It appears that there was technical

lacuna as regards the legal representatives of respondent No.2. That

application is already allowed, however, the amendment has not been

carried out and, therefore, learned Advocate for the appellants to carry

out that amendment immediately.


2.        The learned Advocate for the appellants submits that though

earlier there was compromise between appellants and respondent Nos.2

and 3, which was recorded by this Court on 07.01.2019, now the terms

have varied and in the present compromise terms everything is included

and, therefore, he is not pressing for decree in terms of compromise

recorded by this Court on 07.01.2019.            Therefore, taking into

consideration the compromise that has taken place between the

appellants and respondents, the second appeal stands disposed of in

terms of compromise Exhibit-'B'.     However, the fact remains is that

certain parties are relinquishing their rights and lakhs of rupees are

agreed to be transferred. Therefore, in view of Maharashtra Amendment

to Section 17 of the Indian Registration Act, the consent decree deserves

to be registered taking into consideration the decision to be taken by the

appropriate authority under the Act. Therefore, the copy of the consent

decree has to be given to the concerned authority. In view of the same,

following order is passed :-



                                    (2)

     ::: Uploaded on - 23/11/2021              ::: Downloaded on - 24/11/2021 04:06:14 :::
                                                               17-ca-10950-2021.odt


                                   ORDER

I) The Second Appeal stands disposed of in view of

compromise arrived at between the parties, which is marked at

Exhibit-'B'.

II) The judgment and decree passed in Regular Civil Suit

No.243 of 1980 by learned Civil Judge Senior Division, Beed on

08.01.1987 and judgment and order passed in Regular Civil

Appeal No.123 of 1987 by learned 2 nd Additional District Judge,

Ambajogai on 12.02.1998 are hereby set aside. Regular Civil Suit

No.243 of 1980 stands disposed of in terms of compromise

Exhibit-'B'.

III) Copy of the compromise decree be sent to Sub Registrar,

Kaij having jurisdiction over the lands situated at Kaij for action to

be taken, if any.

       IV)      Decree be drawn accordingly.


       V)       Civil Application Nos.10950 of 2021, 1483 of 2001, 1435 of

2021 and 7554 of 2018 stand disposed of.

[SMT. VIBHA KANKANWADI, J.]

scm

 
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