Citation : 2022 Latest Caselaw 3754 Bom
Judgement Date : 6 April, 2022
1 SA / 146 / 2022
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
940 SECOND APPEAL NO.146 OF 2022
WITH CA/3825/2022 IN SA/147/2022
WITH
SA/147/2022
GOVIND RAMVILASJI BAHETI AND OTHERS
VERSUS
JAWAHARLAL MADANLAL SARDA
...
Advocate for Appellants : Mr. Bora Satyajit S.
Advocate for the respondent : Mr. Swapnil S. Rathi
...
CORAM : MANGESH S. PATIL, J.
DATE : 06 APRIL 2022
PC :
Heard both the sides.
2. The appellants are the original plaintiffs, LRs. of one
Ramvilas, who executed the sale deed of the suit property in favour of
the respondent by accepting a cheque which was subsequently
dishonoured. They have filed suit seeking a declaration that the sale
was void, the consideration having failed.
3. The respondent admitted the execution of the sale deed
and dishonour of the cheque but contended that the balance
consideration was paid subsequently in three instalments evidenced by
three receipts.
2 SA / 146 / 2022
4. The trial court upheld the stand of the appellants that the
balance amount of consideration was not paid but it refused to grant
any declaration, however, simultaneously held that even the
respondent had failed to prove that the balance amount of
consideration was paid in instalments. It decreed the suit partly.
It refused declaration but directed the respondent to pay the balance
amount of consideration together with interest.
5. The lower appellate court dismissed the appellants' appeal
but allowed the cross-objection of the respondent and quashed and set
aside the part of the decree passed by the trial court which directed
payment of the balance amount of consideration.
6. The second appeals are admitted on the following
substantial questions of law :
I) Whether the lower appellate court was justified in insisting
the appellants to prove that the receipts purportedly issued
by Ramvilas were, in-fact, not issued by him even when
except the respondent's testimony neither the witnesses
on these receipts were examined nor were the receipts
confronted to the appellants' witnesses ?
II) Whether the judgments and orders holding that in spite of
failure of consideration, the sale was subsisting is legally
sustainable in view of the following judgments in :
3 SA / 146 / 2022
1) Vidyadhar Vs. Manikrao and another; (1999) 3 SCC 573
2) Dahiben Vs. Arvindbhai Kalyanji Bhanusali (Gajra) Dead
through LRs. and others; (2020) 7 SCC 366
3) Kewal Krishan Vs. Rajesh Kumar and Ors.; AIR 2022 SC 564
7. Considering the nature of the dispute, the respondent shall
not create any third party interest in the suit property till decision of the
second appeals.
8. Civil application no. 3825 of 2022 stands disposed of.
[ MANGESH S. PATIL ] JUDGE arp/
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!