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

Jaihind Co-Op. Housing Society ... vs Sudhir Narhar Alande And Another
2021 Latest Caselaw 15539 Bom

Citation : 2021 Latest Caselaw 15539 Bom
Judgement Date : 28 October, 2021

Bombay High Court
Jaihind Co-Op. Housing Society ... vs Sudhir Narhar Alande And Another on 28 October, 2021
Bench: V. V. Kankanwadi
                                                    ca-13130-2014 and others.odt


            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       BENCH AT AURANGABAD

                    CIVIL APPLICATION NO.13130 OF 2014
                            IN SAST/26909/2014

JAYHIND CO-OP. HOUSING SOCIETY LTD. THROUGH ITS CHAIRMAN
                    VIJAY PITAMBAR PATIL
                           VERSUS
               RAMESH BHURA PATIL AND ANR.
                              ...
                            WITH
            CIVIL APPLICATION NO.13131 OF 2014
                     IN SAST/26916/2014

JAYHIND CO-OP. HOUSING SOCIETY LTD. THROUGH ITS CHAIRMAN
                    VIJAY PITAMBAR PATIL
                           VERSUS
             SUDHIR NARHAR ALANDE AND ANR.
                              ...
                            WITH
            CIVIL APPLICATION NO.13133 OF 2014
                     IN SAST/27110/2014

JAYHIND CO-OP. HOUSING SOCIETY LTD. THROUGH ITS CHAIRMAN
                    VIJAY PITAMBAR PATIL
                           VERSUS
  HIMMAT KHANDU PATIL SINCE DECEASED THR. LRS. KAMALBAI
                   HIMMAT PATIL AND ANR
                              ...
                            WITH
             CIVIL APPLICATION NO.5373 OF 2015
                     IN SAST/26923/2014

JAYHIND CO-OP. HOUSING SOCIETY LTD. THROUGH ITS CHAIRMAN
                       VIJAY PITAMBAR PATIL
                               VERSUS
               RAJENDRA NIVRUTI RAIGUDE AND ANR
                                   ...
    Mr. S. P. Shah, Advocate for applicants in all the applications.
   Mr. S. T. Kazi, Advocate for respondents in all the applications.
                                   ...


                                   (1)

 ::: Uploaded on - 28/10/2021                ::: Downloaded on - 29/10/2021 08:52:30 :::
                                                                ca-13130-2014 and others.odt


                                   CORAM           : SMT. VIBHA KANKANWADI, J.

Reserved on : 05.08.2021 Pronounced on : 28.10.2021

ORDER :-

. Present Civil Application Nos.13130 of 2014, 13131 of 2014 and

5373 of 2015 have been filed for getting the delay of 2545 days

condoned in filing second appeals and Civil Application No.13133 of

2014 has been filed for getting the delay of 2546 days condoned in filing

second appeal. The applicant - society is original plaintiff No.1 in all the

applications. The society, in all, had filed five suits, namely, Regular

Civil Suit Nos.209 of 1990, 210 of 1990, 211 of 1990, 212 of 1990 and

213 of 1990 for possession and mesne profits against the respondents in

respective second appeals. All the suits were partly decreed by the

learned Joint Civil Judge Junior Division, Dhule. In fact, Regular Civil

Suit No.209 of 1990 came to be partly decreed on 30.03.2001, whereas

other four suits were partly decreed on 06.10.2004. The appeals filed

by original defendant No.1 in respective matters, namely, Civil Appeal

Nos.189 of 2004, 190 of 2004, 191 of 2004 and 192 of 2004 came to be

allowed and the suits were dismissed. Hence, plaintiff No.1 - society

intends to file second appeals, however, there is delay. Hence, these

applications.

ca-13130-2014 and others.odt

2. Heard learned Advocate Mr. S. P. Shah for the applicant in all the

applications and learned Advocate Mr. S. T. Kazi for respondents in all

the applications.

3. It has been vehemently submitted on behalf of the applicant -

society that after the Regular Civil Suit No.209 of 1990 was partly

decreed, the defendants therein filed appeal and the said appeal came to

be allowed thereby dismissing the suit filed by present applicant and,

therefore, the society filed second appeal before this Court. The said

Second Appeal No.583 of 2006 came to be admitted by this Court on

14.07.2009. After the other four suits came to be partly decreed, as

aforesaid, the occupants filed appeals and the first Appellate Court has

reversed the decrees by common judgment on 20.07.2007. One Shri. Z.

B. Patil was the President of the applicant - society, who was looking

after the proceedings. He had exclusive knowledge regarding pendency

of five different suits. Said Shri. Z. B. Patil expired on 17.02.2006 and

thereafter, the applicant - society lost the track about the suits.

Thereafter, when it was noticed by the applicant that the respondents

have started construction work over the suit property, the society

revealed about the rights and came to know about the decision by the

first Appellate Court. The delay was unintentional. Further, after the

demise of Shri. Z. B. Patil, though there was a Managing Committee

ca-13130-2014 and others.odt

elected in the year 2007, yet that decision about the election was

challenged in election petition. In the said election petition, election of

the Managing Committee was set aside. Thereafter, the appeal was filed

challenging that decision, which is still pending. Thereafter, again a new

Managing Committee got elected in the year 2012 and then it was

unanimously decided that the Committee would persuade the

proceedings further. Under such circumstance, the delay has been

caused and the genuine reason is that the Committee with the election

was basically challenged before the Co-operative Courts. The learned

Advocate for the applicant, therefore, prayed for condonation of delay.

4. Per contra, the learned Advocate appearing for the respondents in

all the matters strongly objected the applications and submitted that, in

fact, the present Committee member i.e. Arun Zulalrao Salunke is the

son of said Z. B. Patil. It cannot be imagined that he would have had

knowledge about the decision by the first Appellate Court. In fact, the

learned first Appellate Court had assessed the case properly and has

taken into consideration all the law points involved. Under such

circumstance, there is no question of framing any substantial question of

law when there is no merit in the case and the delay is not required to

be condoned.

ca-13130-2014 and others.odt

5. At the outset, it is to be noted that the applicant is a Co-operative

society. It should have a proper and authenticated Committee or body,

then only it can take up the actions like filing any litigation. Though, in

this case, there is huge delay, the fact remains that the Committee, that

came into force after the election in the year 2007, was required to face

the election petition/dispute before the Co-operative Court. The

judgments in the said dispute have been produced on record. The Judge,

Co-operative Court, Jalgaon has allowed the said Dispute

No.CC/D/21/2007 on 21.09.2011. The elections held on 17.12.2006 for

the period of 2007-2012 were set aside. It appears that the same Court

by order dated 03.10.2011 stayed the execution and operation of the

judgment and award passed in the dispute till 10.10.2011 and it has

been stated that the appeal, that has been preferred by the elected

members, is still pending before the Appellate Co-operative Court. It is

stated that again the elections have been held in the year 2012 and the

new body appears to have taken up. This can be considered as a good

ground for the delay. Now, as regards one of the member, being son of

late Shri. Z. B. Patil, will not be a hurdle for the applicant, as the society

in general is required to be considered and further when the earlier

body was facing the dispute, the personal information may not be

necessarily to be attributed as negligence.

ca-13130-2014 and others.odt

6. Another fact that is in favour of the applicant is the order passed

by this Court in Second Appeal No.583 of 2006, wherein by order dated

14.07.2009, this Court has admitted the second appeal by framing

substantial questions of law. In fact, it is a surprising note that when

five suits were filed, only one came to be decided prior in time to the

decision of the other four and before the first Appellate Court in four

other matters could decide those appeals, the second appeal was filed

before this Court. When the action taken or involved in the matters was

same, all the suits ought to have been considered simultaneously.

Definitely, one chance is required to be given in view of the fact that the

Committee, in this case, was required to face the election petition and

then the said election was set aside with direction to hold fresh elections

and, then that order was stayed.

7. The inconvenience that would be caused to the respondents in all

these four matters is definitely required to be compensated in terms of

money while condoning the huge delay. Hence, the following order :-

ORDER

I) All the applications stand allowed and disposed of.

II) The delay caused in filing each of the second appeal in all

the matters stands condoned, subject to deposit of cost of

ca-13130-2014 and others.odt

Rs.20,000/- in each case within a period of four weeks from today.

III) After the amount is deposited, registry to verify and register

the second appeals.

IV) The amount so deposited be given to the respondents in

respective applications, equally.

[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