Citation : 2022 Latest Caselaw 7153 Bom
Judgement Date : 26 July, 2022
Second Appeal No.174/2022
:: 1 ::
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
SECOND APPEAL NO.174 OF 2022 WITH
CIVIL APPLICATION NO.4836 OF 2022
Datta Anant @ Anurath Varpe & ors. ... APPELLANTS
VERSUS
The State of Maharashtra & ors. ... RESPONDENTS
.......
Mrs. M.A. Kulkarni, Advocate for appellants
Mr. S.P. Sonpawale, A.G.P. for respondent No.1 - State
.......
CORAM : R. G. AVACHAT, J.
DATE : 26th JULY, 2022. PER COURT :
Heard Mrs. Kulkarni, learned counsel for the
appellants. It is a case of concurrent findings of facts. It was
the suit (Regular Civil Suit No.338/2014) filed by children and
wife of the respondent No.3 herein (original defendant No.3)
for partition and separate possession of agricultural land Gut
No.397, admeasuring 1 Hector 9 R. Relief of declaration was
also sought to the effect that the sale deed executed by the
respondent No.3 herein (original defendant No.3) in favour of
respondent No.2 (original defendant No.2) is not binding on
shares of the plaintiffs (appellants herein).
Second Appeal No.174/2022 :: 2 ::
2. The main contention of the appellants/ plaintiffs is
that, the suit land is ancestral/ joint family property. The
respondent No.3 did not have authority to sell the same in its
entirety, affecting the right, title and interest of the
appellants/ plaintiffs. The trial Court dismissed the suit
holding the appellants/ plaintiffs to have failed to prove the
suit land to be ancestral/ joint family property.
3. The first appellate Court confirmed the said finding
of fact. It also found that the suit was collusive between the
appellants on one hand and the respondent No.3 on the other.
4. According to learned counsel for the appellants
herein, an application under Order 41 Rule 27 of the Code of
Civil Procedure was moved, seeking production of certified
copy of Mutation Entry No.165 to prove that the suit land was
ancestral/ joint family property. The first appellate Court
rejected the said application. According to learned counsel,
the substantial question of law, therefore, arises in this appeal
to the effect that, "When the appellants/ plaintiffs were
entitled to adduce additional evidence in view of Order 41
Rule 27 of the Code of Civil Procedure, whether the first
appellate Court was justified in dismissing the appeal with
rejection of the said application ?".
Second Appeal No.174/2022 :: 3 ::
5. After having perused the judgment of the trial
Court and that of the first appellate Court, and in view of the
facts and circumstances of the case, this Court finds that no
substantial question of law arises in this Second Appeal. It
was a collusive suit between the appellants on one hand and
the respondent No.3 on the other. The respondent No.2 is
none other than the head of one of the Schemes/ Department
of the State of Maharashtra (respondent No.1). In short, he
was the head of Integrated Tribal Development Project. He
i.e. the State Government purchased the suit land way back in
2009 from the respondent No.3 for valuable consideration of
Rs.1,83,000/-. The land was purchased for public purpose.
Five years thereafter the appellants filed the suit claiming to
have right, title and interest in the land sold to the respondent
No.2. The respondent No.3 did not contest the suit.
Admittedly, the appellants/ plaintiffs, except their oral
evidence, did not adduce any evidence in proof of the suit
land to be ancestral/ joint family property.
6. The ancestral property means a property inherited
by a male Hindu from his father, father's father or father's
father's father. The property acquired out of the joint family
funds or from income from the ancestral property partakes
Second Appeal No.174/2022 :: 4 ::
character of a joint family property. The property which is
thrown into common stock (blending) also becomes a joint
family property.
7. Although the first appellate Court did not allow the
production of Mutation Entry No.165, it read it in evidence.
Without accepting/ admitting the claim of the appellants for
production of the said mutation entry, only for the sake of
satisfaction of the learned counsel for the appellants herein,
if one reads the said mutation entry, it is revealed therefrom
that Laxman, father of the respondent No.3 effected partition
of the land Gut No.397 among his six sons including the
respondent No.3 herein. It is not evident from the said
mutation entry whether the land Gut No.397 was the joint
family property of Laxman and his six sons or was it their
ancestral property. It was submitted by the learned counsel
that the land Gut No.397 belonged to Laxman. If Laxman was
exclusive owner thereof and he effected partition of the said
land among his six sons, the sons would become absolute
owners of the land that came to their share. It is, therefore,
just difficult to infer the Mutation Entry No.165 is an evidence
of the land Gut No.397 to be either ancestral or the joint
family property of the appellants and the respondent No.3.
These observations have been made only to address the
Second Appeal No.174/2022 :: 5 ::
submissions made by the learned counsel. It is reiterated
that, both the Courts below have given a concurrent finding of
fact. It was a collusive suit. Mutation Entry No.165 would not
be of any assistance to the appellants herein. As such, no
substantial question of law does arise in this Second Appeal.
The Second Appeal fails. It is dismissed. Consequently, Civil
Application also stands dismissed.
( R. G. AVACHAT ) JUDGE
fmp/-
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!