Citation : 2021 Latest Caselaw 15525 Bom
Judgement Date : 28 October, 2021
ca7004.21, etc.
(1)
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CIVIL APPLICATION NO.7004 OF 2021
AND
CIVIL APPLICATION NO.7005 OF 2021
IN
FIRST APPEAL NO.3492 OF 2019
Gopal S/o Harikishan Zanwar
and anr. ..APPLICANTS
VERSUS
Kadar Khan S/o Mohammad Khan Pathan,
Since deceased, through his Legal Heirs
and ors. ..RESPONDENTS
Mr. V.J. Dixit, Senior Advocate, instructed by Mr. S.S. Rathi, Advocate for
applicants;
Mr. R.S. Deshmukh, Senior Advocate, instructed by Mr. Shriram V.
Deshmukh and Mr Devang R. Deshmukh, Advocates for respondents
CORAM : RAVINDRA V. GHUGE
AND
S. G. MEHARE, JJ.
(Date of reserving the order : 11.10.2021
Date of pronouncing the order :28.10.2021)
ORDER (Per S.G. Mehare, J.)
1. Both these Civil Applications have been filed by original
respondents no.1 and 2 in the First Appeal. The suit for specific
performance of contract was decreed in favour of the present applicants by
the learned Civil Judge Senior Division, Latur. The respondents/
appellants have preferred the appeal against the said judgment and
decree. The Honourable Division Bench of this Court in Civil Application
No.13090 of 2019, passed the order which reads thus:-
ca7004.21, etc.
"There shall be interim relief in terms of prayer clause (B) during pendency of the appeal. The parties shall not create any third party interest over the suit property and shall not change the nature of the property."
2. In spite of having knowledge of this order, it is alleged that the
respondents-appellants are making every attempt to create third party
interest as well as erecting a structure and digging a bore-well in the suit
property and thereby changing the nature of the suit property. The
appellants are disobeying the prohibitory orders issued by this Court and
acting illegally. It is prayed to dismiss the appeal or in the alternative,
vacate the order passed in Civil Application No.13090 of 2019.
3. With the same facts in an another Civil Application No.7005 of
2021, the appellants prayed to issue the direction to the respondents
prohibiting them from changing further nature of the suit property and the
structure erected on the suit land be ordered to be demolished. To
bolster the contentions, the photographs have been placed on record.
4. Respondents no.1 to 7 have filed their affidavit-in-reply. Their
contention is that the shed for storage of agricultural produce, cattle shed
and water fit for human and cattle consumption are integral parts of
agricultural activities. There was a temporary tin shed and tree woods
shed standing on the suit property for storing agricultural produce and for
labourers to rest. It was temporarily erected 20 years back. It was in
extremely dilapidated condition. The agricultural produce was being
ca7004.21, etc.
damaged, causing huge loss to the respondents. The dilapidated shed
was beyond repairs and as such, the respondents erected tin shed for
storage of agricultural produce a resting place for the labourers. So also,
the respondents were required to repair the cattle shed which was already
existing in the suit land. There was no electrification within 500 to 700
Mtrs. from where the bore-well has been dug by the respondents. They felt
it reasonable and economical to get electrification through solar system.
Therefore, they installed a solar system. All these acts are ancillary to
agricultural activities. They have not done any act intentionally or mala
fide to violate any order of this Court.
5. In sum and substance, they would submit that the tin sheds have
been erected to protect the agricultural produce and for rest of the labours
and for improvement of the agricultural operations they have dug the bore-
well and installed the solar system. The activities being ancillary to the
agricultural activities do not change the nature of the suit property. It does
not amount to change in the nature of the suit property.
6. Heard the learned Senior Counsel Shri Dixit for the applicants and
the learned Senior Counsel Shri Deshmukh for the respondents at length.
7. Learned Senior Counsel for the applicants would submit that the
activities of the respondents are apparently going to change the nature of
the suit property. Erection of the tin shed at new place is also changing the
nature of the suit property. There was no bore-well or the solar plant but
the respondents intend to change the nature of the property and may bring
ca7004.21, etc.
hurdle in the execution of the decree. The amount as directed by the Court
of first instance has been deposited there at Latur, which may be directed
to be invested in the fixed deposit. Referring to the photographs he would
argue that prima facie erecting a structure is a permanent structure.
8. It is admitted by the respondents that some tin sheds have been
erected but those are erected as the old tin sheds were in dilapidated
condition. The activities which they are going to do are absolutely not
changing the nature of the suit land. The suit land was used for
agriculture purpose and is still used for the same purpose. So far as the
apprehension in the mind of the applicants that there shall be an
obstruction in the execution of the decree due to the activities done by the
respondents, is without foundation. All structures are temporary. On the
same line, he has argued that in order to attract the action under Order
XXXIX Rule 2A of the Code of Civil Procedure, the prohibitory order shall
be served on the party against whom the action is claimed or proposed.
There are no grounds either to dismiss the appeal or to vacate the stay.
There are also no circumstances to direct the respondents to remove the
tin sheds.
9. The contention of the learned Senior Counsel Shri Deshmukh that to
initiate action for breach of prohibitory order, the service of the order is
mandatory, may be correct in case the Court passes an ex parte order
without notice. Herein a case, this Court has passed the prohibitory order
when the respondents sought a 'stay' to the execution of the decree. In
such situation, it is difficult to accept that the respondents had no
ca7004.21, etc.
knowledge of the prohibitory order passed by this Court. The photographs
at page nos.10, 11 and 12 clearly show that there was an old tin shed and
one hut in the field. The photographs clearly prove that the old structure is
kept as it is and instead of repairing it, two new sheds have been erected
at another place. No doubt, the sheds are required for storing the
agricultural produce. Looking at the photographs, now shed does not
seem fit to be used to store the agricultural produce. The solar structure
has the cement foundation and bore-well is also seen dugged. All these
activities have been admittedly done by the respondents. The activities
done with knowledge are definitely deliberate.
10. Hence, we do not find substance in the submission that the sheds
are raised without intention and knowledge. Prima facie, we feel that the
tin sheds have been erected embedding poles in the land, hence it is a
permanent structure. In fact, since the respondents were having
knowledge of the prohibitory order passed by this Court while granting the
interim relief, they ought to have sought the permission of this Court
before carrying out any activity.
11. There is prima facie case to believe that the activities of the
respondents are intentional and deliberate. If they would have repaired the
old structure then the case would have been different. So far as the
agricultural activities are concerned, it is the right of possessor to cultivate
the land. Digging a bore-well is also an unauthorized activity committed by
the respondents, but may not change the nature of suit property and cause
serious prejudice to the appellants.
ca7004.21, etc.
12. In the light of the above, we believe that the activities of the
respondents, as mentioned above, are deliberate and intentional and in
breach of the prohibitory orders issued by this Court. However, we are of
the opinion that vacating the stay would serve no purpose. The tin sheds
erected unauthorizedly may be directed to be removed.
13. Hence, we pass the following order:-
ORDER
1) Civil Application No.7004 of 2021 is dismissed.
2) Civil Application No.7005 of 2021 is partly allowed.
3) The respondents are directed to remove the tin sheds as shown in
photographs at page nos.10 to 12 of the paper-book, within fifteen days
from today.
4) The respondents are further directed not to commit any activity in
the suit land in breach of the interim protection granted by this Court on
conditions, henceforth.
5) The Civil Judge Senior Division, Latur is directed to invest the
amount deposited by present applicants in fixed deposit as per the
provisions of the Civil Manual.
(S. G. MEHARE, J.) (RAVINDRA V. GHUGE, J.) amj
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!