Citation : 2022 Latest Caselaw 7251 Bom
Judgement Date : 27 July, 2022
18-ca.9937.2022.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CIVIL APPLICATION NO.9937 OF 2022
IN
SECOND APPEAL NO.429 OF 2022
Sayyed Rijwan Sayyed Ismail ..Applicant
Vs.
Najmin Gafur Pathan and ors. ..Respondents
----
Mr.V.B.Anjanwatikar, Advocate h/f. Mr.S.B.Chaudhari, Advocate for
applicant
Mr.G.R.Syed, Advocate for respondent no.1
----
CORAM : R.G. AVACHAT, J.
DATE : JULY 27, 2022 ORDER :-
Issue notice to the respondents, returnable after five
weeks. Mr.G.R.Syed, learned Counsel, waives notice for respondent
no.1-plaintiff.
2. The challenge in the Second Appeal is to the judgment and
decree for partition of the suit land, passed in favour of the
respondents (original plaintiff and original defendant nos.2 to 4). It is
informed that delivery of possession of the suit land is scheduled
tomorrow.
2 18-ca.9937.2022
3. Learned counsel for the applicant/appellant (original
defendant no.1) would submit that due to negligence of the
Advocate representing the applicant before the trial Court, no
written statement could be filed and the suit was decided behind the
back of the applicant/appellant.
4. The suit land in its entirety admeasures 1 H 55 R.
Respondent no.1/plaintiff has got 1/14 th share therein that comes to
little over 12 Gunthas of land. The applicant/appellant has come
around to deposit Rs.Five Lakhs as security, of share of respondent
no.1/plaintiff.
5. In view of the above, there shall be ad-interim relief in
terms of prayer clause (B) only till next date, on condition that the
applicant/appellant shall deposit Rs.Five Lakhs with this Court, out of
which Rs.Two Lakhs be deposited within a period of two weeks from
today and the balance amount be deposited within next three weeks.
6. In case of failure to comply the order regarding deposit
of the amount as directed above, ad-interim relief granted till next
date, shall stand vacated without further reference to the Court.
[R.G. AVACHAT, J.] KBP
18-ca.9937.2022.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY BENCH AT AURANGABAD
SECOND APPEAL NO.429 OF 2022
Sayyed Rijwan Sayyed Ismail ..Appellant
Vs.
Najmin Gafur Pathan and ors. ..Respondents
----
Mr.V.B.Anjanwatikar, Advocate h/f. Mr.S.B.Chaudhari, Advocate for appellant
Mr.G.R.Syed, Advocate for respondent no.1
----
CORAM : R.G. AVACHAT, J.
DATE : JULY 27, 2022 ORDER :-
Issue notice to the respondents, returnable after five
weeks. Mr.G.R.Syed, learned Counsel, waives notice for respondent
no.1-plaintiff.
[R.G. AVACHAT, J.] KBP
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!