Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Murlidhar Ramnarayan Chechani ... vs Narayandas Raghunathdas ...
2021 Latest Caselaw 14974 Bom

Citation : 2021 Latest Caselaw 14974 Bom
Judgement Date : 13 October, 2021

Bombay High Court
Murlidhar Ramnarayan Chechani ... vs Narayandas Raghunathdas ... on 13 October, 2021
Bench: V. V. Kankanwadi
                                                            sa-86-2012 with ca with WP.odt


                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD

                           SECOND APPEAL NO.86 OF 2012
                          WITH CA/1333/2012 IN SA/86/2012

       MURLIDHAR S/O RAMNARAYAN CHECHANI DIED THR. LRS
        OMPRAKASH S/O MURLIDHAR CHECHANI AND OTHERS
                           VERSUS
      NARAYANDAS S/O RAGHUNATHDAS CHECHANI DIED THR. LRS
        RAMPRASAD S/O NARAYANDAS CHECHANI AND OTHERS

                                        ...
                   Mr. D. P. Palodkar, Advocate for appellants.
      Mr. P. R. Katneshwarkar, Advocate for respondent Nos.1-B and 1-C
                 Mr. B. V. Virdhe, AGP for respondent Nos.1 to 4.
                                        ...
                                       WITH
                        WRIT PETITION NO.8195 OF 2011

                      RAMPRASAD NARAYANDAS CHECHANI
                                   VERSUS
                    THE STATE OF MAHARASHTRA AND OTHERS

                                        ...
    Mr. P. R. Katneshwarkar and Mr. A. S. Bajaj, Advocate for the petitioner.
                 Mr. B. V. Virdhe, AGP for respondent Nos.1 to 4.
            Mr. D. P. Palodkar, Advocate for respondent Nos.5 and 6.
                                         ...

                                    CORAM           : SMT. VIBHA KANKANWADI, J.

Reserved on : 29.07.2021 Pronounced on : 13.10.2021

ORDER :-

. Present second appeal has been filed by the original defendants

challenging the concurrent judgment and decree. Present respondents

are the original plaintiffs, who had filed Regular Civil Suit No.422 of

sa-86-2012 with ca with WP.odt

2001 for perpetual injunction before learned II nd Joint Civil Judge Senior

Division, Jalna. The said suit came to be decreed on 04.03.2004. The

present appellants filed Regular Civil Appeal No.32 of 2004 before the

learned District Court, Jalna. The said appeal was heard by learned

District Judge-1, Jalna and dismissed on 12.11.2009. Hence, the second

appeal.

2. The writ petition has been filed by respondent No.2 in the second

appeal who was original plaintiff No.2 to challenge the order passed by

the Superintendent of Land Records, Jalna dated 30.09.2010 in

Consolidation No./C.S.R./68/2001 and judgment and order dated

26.08.2011 passed by the Hon'ble Revenue and Forest Minister,

Government of Maharashtra, in Revision Application No. REV. 39(A)11/

Case No.188/L-1.

3. Heard learned Advocate Mr. D. P. Palodkar for appellants in

second appeal and for respondent Nos.5 and 6 in writ petition, learned

Advocate Mr. P. R. Katneshwarkar for respondent Nos.1B and 1C in

second appeal and for the petitioner in writ petition and learned AGP

Mr. B. V. Virdhe for respondent Nos.1 to 4 in second appeal as well as

writ petition. (hereinafter the parties are referred by their nomenclature

in the original suit for the sake of convenience ).

sa-86-2012 with ca with WP.odt

4. It has been vehemently submitted on behalf of the learned

Advocate for the original defendants that plaintiffs and defendants are

related to each other and they represent two branches. Earlier, there

was partition between those branches as they were having 28 Acres 27

Gunthas land situated in Survey No.57 village Shelgaon, Tq. Badnapur,

Dist. Jalna. It was subdivided into four divisions 57/1 to 57/4. Out of

that, it is said that 57/1 admeasuring 17 Acre went to plaintiffs. Survey

No.57/2 and 57/4 admeasuring 5 Acres 20 Gunthas each went to

defendants and it is stated that 57/3 admeasuring 27 Gunthas was kept

in common. It is stated that during the implementation of the

consolidation scheme, Raghunath Chechani who was having Survey

No.56/3 admeasuring 14 Acres 9 Gunthas and adjacent to it there was

Survey No.57/1 was assigned Block No.167, thus, his holding was to the

extent of 31 Acres and 19 Gunthas. However, further land of 2 Acres 31

Gunthas bearing Survey No.57/5 was wrongly merged in Block No.167

during the consolidation scheme. In fact, there was no such land bearing

Survey No.57/5, so as to increase the area of Block No.167. It was the

contention of defendants that excess area shown in favour of

Raghunath, in fact, belong to defendant and his brother Satyanarayan.

On 05.01.1990, there was an agreement between the defendant, his

brother Satyanarayan and deceased Raghunath. It was admitted that

sa-86-2012 with ca with WP.odt

area of land bearing Survey No.57/4 has been wrongly merged in the

name of Raghunath by showing it as Survey No.57/5. He gave consent

for the correction. In fact, Raghunath never cultivated the land

personally, nor the plaintiffs are possessing the suit land, yet, the suit

was filed for perpetual injunction. The defendants, therefore, went to

the settlement commissioner i.e. Deputy Director of Land Records, Jalna

for correction of the area in block number. As regards the suit is

concerned, in the written statement, a specific defence was taken that

the plaintiffs are not possessing the suit land and, therefore, the

defendants cannot be injuncted, however, the learned Trial Judge went

on to hold that since the revenue records show the possession of the

plaintiffs and the defendants have not brought any relief by way of

counterclaim, the injunction has been granted. The first Appellate Court

also failed to consider the oral as well as documentary evidence on

record. It was not considered that Raghunath was not holding

agricultural implements and bullocks for cultivating the land. Both the

Courts have discarded the defence taken by defendants that there was

wrong entry at the time of consolidation. Further, now the position

stands that the settlement commissioner i.e. Superintendent of Land

Records, Jalna has given decision in favour of defendants and admitted

that there was mistake committed while implementing the consolidation

sa-86-2012 with ca with WP.odt

scheme. So also, the Hon'ble Minister has dismissed the revision filed by

the plaintiffs. The finality achieved to their decision is required to be

considered and this evidence can be considered by this Court under

Section 103 of the Code of Civil Procedure. Substantial questions of law

are, therefore, arising in this case requiring admission of the second

appeal.

5. Learned Advocate for original defendants pointed out the

affidavit-in-reply filed on behalf of the respondent Nos.2 and 3 in the

writ petition i.e. State Government Officers, in which it is stated that a

clarification has been given as to how the entries were wrongly made at

the time of implementation of the consolidation scheme. The

corrigendum came to be submitted before respondent No.2 by

respondent No.3 in the writ petition as per Section 31-A of The Bombay

Prevention of Fragmentation and Consolidation of Holdings Act, 1947

(hereinafter referred to as the 'Fragmentation Act'). In fact, even the

land was measured. The petitioner in the writ petition was present

when the measurement had taken place. The said correction has been

made on the basis of the application filed by the defendants on

28.09.2001. The judgment and order passed by the Hon'ble Minister has

also been pointed out wherein he has stated that in order to correct that

incorrect record, powers under Section 32(1) of the Fragmentation Act

sa-86-2012 with ca with WP.odt

can be used by the settlement commissioner and accordingly, it has been

used.

6. Further, affidavit has been filed by one Pradip Annasaheb Patil

working as Deputy Director of Land Records, Aurangabad Region, which

was filed for a limited purpose and it was as per the orders passed by

this Court on 27.06.2013. He has clarified that the order passed by the

Deputy Director of Land Records on 30.09.2010 is a final order and it is

made after following prescribed procedure as laid down in Section 31-A

of the Fragmentation Act. Even respondent Nos.5 and 6 i.e. present

appellants had filed the affidavit-in-reply, which is almost the same

repetition of their written statement in the civil suit. The learned

Advocate for the original defendants, therefore, submitted that the writ

petition deserves to be dismissed.

7. Per contra, the learned Advocate appearing for respondent No.1-B

and 1-C in the second appeal supported the reasons given by both the

Courts below and submitted that no substantial questions of law are

arising in this case. Learned Advocate representing the petitioner in the

writ petition submitted that the application which was made by

respondent No.5 in the writ petition was belated and the authorities

under the Fragmentation Act ought not to have entertained the said

sa-86-2012 with ca with WP.odt

application. No reasons were given for such belated application. While

taking objection to the said application, all the necessary facts were

disclosed by the petitioner. No proper opportunity was given to the

petitioner by the authorities under the Fragmentation Act to put forth

his say. The order passed by the Deputy Director of Land Records has

also not given proper reasons and, therefore, the writ petition deserves

to be allowed.

8. At the outset, it is to be noted that the suit that was filed by the

respondents in second appeal was for perpetual injunction. They had

come with the specific case that they are in possession of the suit

property. Important point to be noted is that in the 7/12 extract of the

suit property, the name of plaintiff is written. They have produced the

7/12 extract at Exhibit-65 and 67 as well as the consolidation statement

at Exhibit-69. The learned first Appellate Court after relying on the

decision in Kuldip Chand and Anr. Vs. Advocate General To Government,

[2003 SAR (Civil) 234] taken note of the fact that in terms of Section 35

of the Evidence Act, the entries in the revenue record would be

presumed to be correct although the same is rebuttable. Further, reliance

was placed on the decision of this Court in Shri. Govind Anand Goltekar

Vs. Shri. Dashrath Deoba Goltekar, [2006 (2) BCJ 535], wherein it was

held that entries in revenue record is having presumption as to

sa-86-2012 with ca with WP.odt

correctness and sufficient to shift the onus of the proof on the party

disputing the same. Therefore, when the revenue entries were standing

in the name of plaintiffs, a prima facie presumption was raised in their

favour. The onus had then shifted to the defendants to rebut the said

presumption.

9. In order to rebut that presumption, defendants had examined

D.W.1 Murlidhar Chechani, who admitted that the consolidation scheme

was implemented in their village in the year 1970. According to him, he

realized the mistake in the year 1989-1990, but it appears that he has

not given any reason as to why he had not objected to the revenue

records prepared after the consolidation immediately. Whatever

objection has been raised is after the institution of the suit by the

plaintiffs in this case. No doubt, as per the Fragmentation Act, the

appropriate authority would be the Superintendent of Land Records to

correct the entries and the record of the consolidation scheme, however,

that should be done as per the procedure of law and not at the whims of

any authority. When no reason is coming forward from the defendant's

side as to why objection was not raised immediately, if there was any

mistake and as per Section 31-A of the said Act, it would be clerical

mistake, then why it should take so many years to get it corrected.

Further, we will have to consider the admission given by D.W.1-

sa-86-2012 with ca with WP.odt

Murlidhar that he had come to know about the mistake committed in

the year 1989-1990, yet the proceedings which are under challenge in

the writ petition on the basis of application given by the defendant was

in view of application submitted by him on 28.09.2001. So, even after

realisation of the mistake in the year 1989-1990, he has slept over the

rights till 2001, if at all he is having.

10. Another fact on which the defendant is harping upon is the

alleged agreement or document which is stated to have been signed by

the father of plaintiff No.1 Exhibit-86. However, both the Courts below

have raised suspicion over this document and reasons for the said

suspicion have been mentioned in the judgment. The first and the

foremost reason is that in spite of such agreement alleged to have been

executed in the year 1990, why the defendant has not put it to execution

even till 2001 is a question. The said agreement could not have been

got executed, just to be kept in cupboard. Immediately after the alleged

execution of the said document Exhibit-86, it could have been used for

getting the correction made in the consolidation scheme record as well

as in the revenue records of the suit property.

11. The defendants disputed the implementation of the consolidation

scheme itself and formation of Gut No.167, however, as aforesaid the

sa-86-2012 with ca with WP.odt

scheme was implemented in the year 1970, the realisation of the

mistake was in the year 1989-1990, alleged execution of document

Exhibit-86 was in the year 1990, still no legal steps till 2001; all these

acts definitely go against the defendants and on that count both the

Courts were justified in holding that the defendant has failed to rebut

the presumption that is attached to the revenue record.

12. The oral evidence has been given by the defendants to support

their contention about the possession over the suit property, however,

that has been discarded by both the Courts below. It need not be re-

appreciated here.

13. The learned first Appellate Court has also dealt with the point

raised on behalf of defendants that the consolidation authorities have

not issued certificate in the name of father of plaintiff No.1 while

forming Gut No.167. Reliance has been placed on the decision in

Prabhakar Kushaba Hagwane and others Vs. Yashwant Bhau Hagwane

since dead by his legal representatives, [1994 (1) Bom. C.R. 368],

wherein this Court has held that "issuance of transfer certificate under

Section 22 and 24 of Bombay Prevention of Fragmentation and

Consolidation of Holding Act, 1947 is a matter of procedure and is only

the evidence of the transfer which has already taken place. Vesting of

sa-86-2012 with ca with WP.odt

the title in the consolidation holdings, thus, does not depend upon the

grant of certificate of transfer, or in other words, transfer is not effected

on the basis of transfer certificate." Therefore, production of transfer

certificate in respect of Gut No.167 by the plaintiffs was not mandatory

at all. Both the Courts below after taking into consideration the

evidence on record held that the plaintiffs have established lawful

possession referable to title and, therefore, the possession of the

plaintiffs is protected by decree.

14. Taking into consideration the above discussion, no substantial

questions of law are arising in this case as contemplated under Section

100 of the Code of Civil Procedure for admitting the second appeal. It

deserves to be dismissed.

15. Turning towards the writ petition, it is to be noted that as per the

affidavit filed by Mr. Pradip Annasaheb Patil - Deputy Director of Land

Records, Aurangabad Region, while correcting the consolidation record,

the authority has used the powers under Section 31-A of the

Fragmentation Act and according to him, it is final order. However, it is

to be noted that the Hon'ble Minister, who decided the revision has

stated that settlement commissioner was justified in using his powers

under Section 32(1) of the Fragmentation Act. Therefore, the affidavit

sa-86-2012 with ca with WP.odt

filed by Mr. Pradip Annasaheb Patil, the Deputy Director of Land

Records, Aurangabad Region, appears to be in ignorance of the decision

by the Hon'ble Minister.

16. At the outset, if we consider the application that was made by

respondent No.5 in the writ petition, he has not quoted the Section in

which he intended to have correction. His application is totally silent as

to why he is giving the said application belatedly i.e. after about 31

years. In spite of lapse of so many years, it appears that the settlement

commissioner or Deputy Director of Land Records has promptly

entertained the said application. Even the measurement has been made

which according to the writ petitioner is behind his back. When it was

only the clerical mistake that is required to be corrected, whether the

authorities under the Consolidation Scheme could have taken up the act

of measurement is a question. Section 31-A of the Fragmentation Act

empowers the concerned authority to correct the clerical or arithmetical

mistakes only. If we peruse the order dated 30.09.2010 passed by

Deputy Director of Land Records, Aurangabad, then it can be seen that it

contains no reason at all as to why need has arisen to correct the alleged

arithmetical or clerical mistake. It totally suffers from application of

mind on the point that whether such application would be maintainable

after such a long delay. No doubt, Section 31-A or Section 32 of the

sa-86-2012 with ca with WP.odt

Fragmentation Act does not prescribe any period of limitation, however,

in this respect reliance can be placed on the decision by the Division

Bench of this Court in Gulabrao Bhaurao Kakade since deceased by LRs.

and others Vs. Nivrutti Krishna Bhilare and others, [2001 (4) Mh.L.J.

31] wherein following observations have been made :-

"6. The power given to the Settlement Commissioner for variation of the scheme is on account of an error other than that referred to in section 31A, irregularity or informality after following the procedure prescribed. Though there is no time limit prescribed under Section 32(1) for the Settlement Commissioner to vary the scheme which has come into force, but obviously even in the absence of any period prescribed under section 32, the said power can only be exercised within reasonable period in any case. What would be the reasonable period for exercise of power under Section 32(1) by the Settlement Commissioner may depend on facts and circumstances of each case and we do not intend to lay down any specific period for exercise of that power by Settlement Commissioner but ordinarily exercise of such power after three years of finalisation of scheme under section 22 may not be Justified. In the facts and circumstances of the present case, the exercise of power by Settlement Commissioner for variation of scheme which has come into force in the year 1973, by initiating proceedings in the year 1988 cannot be said to be within reasonable time. The fact is and that is not disputed that the earlier scheme was finalised in the year 1973 under the Act of 1947 to the knowledge of all the parties concerned. Nobody

sa-86-2012 with ca with WP.odt

was aggrieved by the said scheme finalised under the Act of 1947 and the scheme came into force under section 22. The said scheme which had been finalised in accordance with law and came into force and continued to be in force, could not have been unsettled by initiating the proceedings for variation under section 32 on the purported ground of error, irregularity or informality after a lapse of about 15 years. Thus, the exercise of power by Settlement Commissioner under section 32 for variation of the scheme in the facts and circumstances of the present case is grossly unjustified."

In that case, the powers were tried to be utilized after lapse of 15

years which were struck down by the Division Bench of this Court. Here,

it is used after lapse of 30 years. Still, that order dated 30.09.2010 has

been confirmed by the Hon'ble Revenue and Forest Minister by order

dated 26.08.2011. Both these orders are not sustainable. The concerned

authorities under the Fragmentation Act ought not to have exercised

their powers after lapse of 30 years and, therefore, the writ petition

deserves to be allowed.

17. The learned Advocate appearing for appellants in second appeal

has canvassed for exercise of powers of this Court under Section 103 of

the Code of Civil Procedure. In connection with the said submission,

note can be taken in respect of the ratio laid down in Municipal

Committee, Hoshiarpur Vs. Punjab State Electricity Board and others,

sa-86-2012 with ca with WP.odt

[(2010) 13 SCC 216], wherein it has been held thus :-

"25. Before powers under Section 103 C.P.C. can be exercised by the High Court in a second appeal, the following conditions must be fulfilled:

(i) Determination of an issue must be necessary for the disposal of appeal;

(ii) The evidence on record must be sufficient to decide such issue; and

(iii) (a) Such issue should not have been determined either by the trial court, or by the appellate court or by both; or

(b) such issue should have been wrongly determined either by trial court, or by the appellate court, or by both by reason of a decision on substantial question of law.

If the above conditions are not fulfilled, the High Court cannot exercise its powers under Section 103 CPC."

18. This Court when has come to the conclusion that writ petition

deserves to be allowed, that means orders passed in favour of appellants

in second appeal deserve to be set aside in the writ petition and the

application for correction in the consolidation scheme needs to be

dismissed, there is no question of using powers of this Court under

Section 103 of the Code of Civil Procedure.

19. For the aforesaid reasons, following order is passed :-

ORDER

I) The Second Appeal No.86 of 2012 stands dismissed.

sa-86-2012 with ca with WP.odt

II) Civil Application No.1333 of 2012 stands disposed of in view of dismissal of second appeal.

III) Writ Petition No.8195 of 2011 stands allowed.

IV) The order passed by the Superintendent of Land Records, Jalna on 30.09.2010 in Consolidation No./C.S.R./68/2001 and the judgment and order dated 26.08.2011 passed by the Hon'ble Revenue and Forest Minister, Mantralaya, Mumbai in Revision Application No.REV. 39(A)11/Case No.188/L-1 stands set aside.

V) The application filed by the respondent No.5 for correction of record in the consolidation scheme dated 28.09.2001 stands rejected.

[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