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

Dashrath Ashruba Bawne And Ors vs Kausalyabai Trimbak Yede
2021 Latest Caselaw 14657 Bom

Citation : 2021 Latest Caselaw 14657 Bom
Judgement Date : 7 October, 2021

Bombay High Court
Dashrath Ashruba Bawne And Ors vs Kausalyabai Trimbak Yede on 7 October, 2021
Bench: V. V. Kankanwadi
               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD


                           SECOND APPEAL NO.642 OF 2012


                     DASHRATH ASRUBA BAWNE AND OTHERS
                                       VERSUS
                             KAUSHALYABAI TRIMBAK YEDE
                                          ...
                     Mr. D.P. Deshpande, Advocate for appellants
                 Mr. N.L. Jadhav, Advocate for the sole respondent
                                          ...

                                        WITH

                           SECOND APPEAL NO.416 OF 2013


                             KAUSHALYABAI TRIMBAK YEDE
                                       VERSUS
                     DASHRATH ASRUBA BAWNE AND OTHERS
                                          ...
                      Mr. N.L. Jadhav, Advocate for the appellant
        Mr. D.P. Deshpande, Advocate for respondent Nos.1, 2A, 3 to 6
                                          ...

                                   CORAM :      SMT. VIBHA KANKANWADI, J.
                                   RESERVED ON :               13th AUGUST, 2021
                                   PRONOUNCED ON :             07th OCTOBER, 2021


ORDER :

1 Both these appeals are arising out of the same Judgment and

2 SA_642_2012

Decree, as they are the cross appeals. Second Appeal No.642 of 2012 has

been filed by original defendants to challenge the Judgment and Decree

passed in Regular Civil Appeal No.137/2009 by learned District Judge-1,

Beed on 03.03.2012, whereby their appeal came to be partly allowed. The

Judgment and Decree passed in Regular Civil Suit No.10/1988 on

31.08.2009 by the learned Civil Judge Junior Division, Patoda, Dist. Beed for

declaration came to be confirmed, however, the relief of injunction, which

was granted by the learned Trial Court, was set aside. Therefore, in this

appeal the present appellants are challenging the confirmation of the

declaration of the ownership of the plaintiff over the suit property. Whereas,

Second Appeal No.416 of 2013 is filed by the original plaintiff challenging

the said Judgment and Decree passed in Regular Civil Appeal No.137/2009

to the extent of setting aside the relief granted in respect of restraining the

defendants from obstructing the possession of the plaintiff over the suit land

by the learned First Appellate Court.

2 Present respondent-original plaintiff filed Regular Civil Suit

No.10/1988 before learned Civil Judge Junior Division, Patoda, Dist. Beed for

declaration of ownership and injunction. She had contended that she is the

owner of suit land bearing Sy.No.137/EE, Gat No.435 admeasuring 02 Acres

25 Gunthas and more particularly described in para No.1 of the plaint. The

3 SA_642_2012

genealogy has been given in para No.2 of the Judgment of the learned Trial

Court and it appears that the defendant No.1, 2 and 3 are the uncles of

plaintiff. Plaintiff claimed that her father Laxman had share in the ancestral

land. There was oral partition between Laxman's legal representatives and

brothers of Laxman. 48 R land out of Sy.No.137/1 and 43 R land out of

Sy.No.137/5 was shown to the ownership of Shrirang, who was the brother

of the plaintiff and later on he also expired. After death of Shrirang, his as

well as plaintiff's mother Muktabai was shown as legal representative vide

Mutation Entry No.268 dated 07.07.1974. After death of Muktabai, plaintiff

is the owner of the said land. It was then contended that defendant No.2

purchased 1 Acre 16 Gunthas of land from Sy.No.137/E on 30.07.1970,

however, the boundaries have been falsely mentioned in the same. It is then

stated that on the same day defendant No.1 purchased 1 Acre 15 Gunthas of

land from Sy.No.137/E from Shrirang. However, when the consolidation

scheme was made applicable to the village, it has been wrongly recorded in

the name of defendant Nos.1 and 2. Defendant Nos.1 and 2 as well as

plaintiff had applied to get their names mutated in respect of their shares.

The Tahsildar did not take into consideration the plaintiff's right and by his

order dated 11.05.1987 asked her to get her right declared from Civil Court.

She has stated that she had taken Jawar crop in the suit land and the

defendants are restraining her from taking the said crop. Hence, she filed the

4 SA_642_2012

suit.

3 Defendant No.4 in the written statement admitted that her father

had purchased the land on 30.07.1970, however, denied that plaintiff was

ever in possession of the suit land. According to her, the suit property was in

possession of Shrirang, who has sold that land to defendant No.1 and,

therefore, his name has been mutated vide Mutation Entry No.267. Plaintiff

is residing at Anjanwati. She never came to Waghira for cultivation and,

therefore, it cannot be said that she was possessing the suit land at any point

of time.

4 After hearing both sides and perusing the evidence that was

adduced by both the parties on record, the learned Trial Judge had come to

the conclusion that plaintiff was possessing the suit land on the date of the

suit. She has proved that she is the owner of the suit land and, therefore,

entitled to get relief of declaration as well as injunction.

5 As aforesaid, the original defendant Nos.1 to 4 filed Regular Civil

Appeal No.137/2009. After hearing both sides the learned First Appellate

Court held that the plaintiff is the owner of the suit property, however, she

was not in possession of the suit land on the date of the suit. Hence, she is

entitled to the relief of declaration only and not the injunction. Hence, both

5 SA_642_2012

the parties have come before this Court by way of Second Appeal.

6 Heard learned Advocate Mr. D.P. Deshpande for appellants and

learned Advocate Mr. N.L. Jadhav for the sole respondent in Second Appeal

No.642 of 2012 and vice versa in Second Appeal No.416 of 2013. In order to

cut short, it can be said that they have argued in support of their respective

contentions.

7 At the outset, it can be said that as regards the relief of

injunction is concerned, there are contrary findings by both the Courts below

and, therefore, straightaway it can be said that it is giving rise to the

substantial question of law. The Trial Court has considered the fact that since

plaintiff is the owner of the suit property, in normal course she would be

entitled to the relief of injunction also. However, the fact had come on record

that defendant No.1 has sold out the suit property to defendant No.4 on

28.12.1992. It cannot be said that the title had got transferred because the

said sale deed was not executed by the real owner. Even though there is a

registered sale deed in favour of defendant No.4, it was held that since her

vendor was not a legal owner of the suit property, he could not have passed

title in favour of the defendant No.4. Then the connection has been stated

that since the plaintiff is the owner, it will have to be consequentially held

that the plaintiff is in possession and then the suit came to be decreed.

6 SA_642_2012

However, the First Appellate Court has gone with the fact that though the

plaintiff is owner of the property, she has given admission in the cross that

the defendant No.4 is possessing the said land. Defendant No.4 is getting it

cultivated through her brother. That means, the oral evidence has been

relied. Whether the alleged admissions could have been taken into

consideration in the perspective, they have been interpreted by the First

Appellate Court, is required to be considered.

8 Under such circumstance, the case is made out to admit both the

Second Appeals, as they are giving rise to substantial questions of law.

Second Appeals stand admitted. Following are the substantial questions of

law :

1) Whether the learned First Appellate Court was justified in

reversing the findings of the Trial Court regarding possession of

plaintiff over the suit land ?

2) Whether plaintiff was the owner of the suit property ?

3) Whether the plaintiff could have been held to be in

possession of the suit property on the date of the suit ?

4) Whether the entries in the 7/12 extract would be

sufficient proof for possession as well as ownership ?

                                          7                                      SA_642_2012



9                Issue notice to the respondents in both the appeals. Respected

Advocates for the respondents in both the appeals waive the service.

( Smt. Vibha Kankanwadi, J. )

agd

 
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