Citation : 2022 Latest Caselaw 5137 Bom
Judgement Date : 8 June, 2022
sa589.15
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
SECOND APPEAL NO.589 OF 2015
WITH
CIVIL APPLICATION NO.14239 OF 2015
WITH
CIVIL APPLICATION NO.15170 OF 2015
1) Dajisingh Dashingh Patil
Since deceased through L.Rs.
1) Pratapsingh Dagasingh Patil
since deceased through L.Rs.
...APPELLANTS
VERSUS
1) Ashok Pandharinath Patil,
2) Indubai W/o Kautik Patil,
3) Kokilabai W/o Gulabrao Patil,
4) Nirmala W/o Arvind Choudhari,
5) Nana Pandharinath Patil
since deceased through L.Rs.
...RESPONDENTS
...
Mr.V.J. Dixit Senior Advocate i/b. Mr.V.B. Garud for Appellants.
Mr.S.P. Brahme, Advocate for Respondent Nos.1, 5-A, 5-B,
7-A to 7-C.
Mr.S.H. Panchal Advocate for Respondent No.11 (Absent).
Mr.V.B. Patil Advocate for Respondent No.12 (Absent).
...
::: Uploaded on - 09/06/2022 ::: Downloaded on - 09/06/2022 11:00:20 :::
sa589.15
2
CORAM: SMT. VIBHA KANKANWADI, J.
DATE OF RESERVING ORDER : 16th NOVEMBER 2021
DATE OF PRONOUNCING ORDER : 8th JUNE 2022
ORDER :
1. Present appellants are the original defendants, who want
to challenge the Judgment and decree passed by the learned 2 nd
Joint Civil Judge, Junior Division, Bhusawal, District-Jalgaon on
5th July 2007 in Regular Civil Suit No.209 of 1989 confirmed by
the Judgment and decree passed by the learned District Judge-1,
Bhusawal, District-Jalgaon in Regular Civil Appeal No.82 of 2014
on 8th December 2014.
2. Heard learned Advocate for the appellants and learned
Advocate for respective respondents.
3. The present respondents - original plaintiffs had filed the
said Regular Civil Suit No.209 of 1989 for possession,
declaration and mesne profit. The said suit came to be decreed
by the learned trial Judge, by holding that the plaintiffs have
proved title over the suit property. It was held that the plaintiffs
sa589.15
have failed to prove that defendants have obtained possession of
the suit property by fraudulent means. It was held that the
defendants have failed to prove that they have become the
owners of the suit property by adverse possession. They have
also failed to prove that their deceased father had purchased the
suit property from the deceased father of the plaintiffs. It was
held that the suit is within limitation. The learned First Appellate
Court also held that the title over the suit property has been
proved by the plaintiffs. So also it is held that the defendants
have obtained the possession of the suit property without any
legal documents.
4. The learned Senior Counsel Mr. Dixit instructed by learned
Advocate Mr. Garud for the appellants vehemently submitted
that both the Courts below have failed to consider the oral
evidence as well as documentary evidence. The admissions have
not been considered properly, in which the plaintiffs' witness has
specifically admitted that when he was minor, at that time father
of the defendants was in possession. Both the Courts failed to
consider that there was an agreement to sell executed by
Pandharinath Patil on 6th July 1959 in favour of father of the
defendants. Dajising was put in possession of the said property
sa589.15
by Pandharinath since 1959-60 and after his demise the
defendants are cultivating it. In the meantime, the scheme of
Fragmentation and Consolidation was implemented in their
village, as a result of which the sale deed remained to be
executed. Thereafter Dajising had got that transaction
regularized by paying penalty of Rs.59/-. Even Pandharinath as
well as Dajising had approached the Tahsildar for sell of the
property by giving application on 12th October 1966. In that
proceeding the original agreement to sale was filed. The entries
to the mutation were challenged, however, they are in favour of
the defendants. The said agreement to sale could not be
produced before the trial Court though the defendants had
searched. But now, the original document is found in the old
house which was totally collapsed but some bags and baggages
which were kept by the grand father of the defendants got
buried in the said mud and while removing the debris, on 17 th
September 2015 the said documents were found in old trunk /
suitcase and therefore, Civil Application No.15170 of 2015 has
been filed under Order XLI Rule 27 of the Code of Civil
Procedure. Even if we keep that agreement to sell aside, the
Courts below ought to have considered that since long the
defendants are in possession of the suit property and the
sa589.15
plaintiffs had the knowledge about the fact that the defendants
are using the said property as owner thereof. The point
regarding ownership by adverse possession has not been
considered by the First Appellate Court. The suit that was filed
by the plaintiffs was barred under Articles 65 and 58 of the
Indian Limitation Act. Though the point was agitated before the
First Appellate Court, there is no determination of the point and
answer to the same. Therefore, substantial questions of law are
arising in this case, requiring the admission of the Second
Appeal. He also prayed that by admitting the Second Appeal, the
possession of the appellants be protected, by staying the
Judgment and decree of both the Courts below.
5. Learned Advocate Mr. Brahme representing respondent
Nos.1, 5-A, 5-B, 7-A to 7-C, vehemently submitted in support of
the reasons those were assigned by both the Courts below while
decreeing the suit and dismissing the appeal. He also submitted
that no case is made out for allowing the production of the
additional evidence. He submitted that the cause of action for
filing the suit arose on 24th January 1981 when the notice was
issued to the defendants and prior to that the plaintiffs had come
to know that possession of the defendants is unauthorized. The
sa589.15
suit was filed on 21st June 1989 i.e. within the period of twelve
years and therefore, the suit was well within limitation from the
date of cause of action. Both the Courts below have considered
the effect of all the necessary facts and law. The defendants
have not denied that the suit property originally belongs to
Pandharinath. They have not stated as to under which legal
documents or of provisions of which Act / right, the defendants
took possession. Even though opportunity was given, the original
agreement to sale was not produced before the trial Court, nor
there was any attempt to produce that document before the First
Appellate Court. It is hard to believe that after such a long time,
all of a sudden that document will be found in a suitcase, that
too under the debris. At the most, it can be said that the
possession of the defendants over the suit property was
permissive in nature till 24 th January 1981 as no action was
taken against the defendants. But after the notice was issued,
they were bound to vacate the premises. Both the Courts below
have considered all the aspects and appreciated the oral as well
as documentary evidence and therefore, there is no necessity to
interfere in the decisions by the trial Court and First Appellate
Court. No substantial questions of law are arising in this case
requiring admission of the Second Appeal.
sa589.15
6. At the outset, at the stage of admission of the Second
Appeal, it is required to be seen, as to whether substantial
questions of law are arisen. In order to have this exercise, a
detailed analysis of pleadings and evidence is not required, but a
prima facie view is required to be considered. If we consider the
plaint, then it can be seen that it does not say as to exactly since
which date Dajising had taken possession of the suit property
which is stated by the plaintiffs as fraudulent or unauthorized.
Definitely, the law requires that such disclosure should be made
by the person who claims possession. In other words, the person
who claims possession, should disclose that he was
dispossessed. As per the pleadings itself, Pandharinath i.e. father
of the plaintiffs expired on 1st June 1967. According to the
plaintiffs, at that time all of them were minor. They have not
stated in the pleadings as to when each of them attained the age
of majority. In spite of attaining the age of majority, why they
had kept quiet for a long period was the expected explanation
from the plaintiffs. So far as cause of action is concerned, it is
stated that they came to know that the possession of the
defendants is illegal and they had claimed possession from the
defendants, which was refused. Thereafter the notice dated 24 th
sa589.15
January 1981 was issued. Here also the things are kept in vague
as to exactly when they came to know that the possession of the
defendants is illegal and when they had, prior to 24 th January
1981, asked the defendants to handover the possession of the
suit property. With this kind of vague pleadings, it appears that
the plaintiffs went for trial.
7. Per contra, the defendants had taken up a specific defence
that their entry in the suit premises was through their deceased
father by virtue of an agreement to sale dated 6 th July 1959.
They could not produce the said original document, but then
they relied on the application before the Tahsildar dated 12 th
October 1966 filed by Pandharinath as well as Dajising to the
Tahsildar for his permission to regularize the said transaction and
thereafter, it is stated that they have got it regularized by
payment of penalty of Rs.59/-. The oral evidence has been led
by both the parties and it appears that certain vital admissions
have been given. Now, it is required to be interpreted as to how
those admissions would affect each others case. But that would
be as a secondary part of law point.
sa589.15
8. Perusal of the Judgment by the First Appellate Court would
show that it has not considered the point of limitation as well as
no point and/or issue was framed by both the Court about proof
of agreement to sale dated 6 th July 1959 and its effect under
Section 53-A of the Transfer of Property Act. When the plaintiffs
had come with the case that neither the plaintiffs nor their father
had inducted Dajising, then whether the trial Court was justified
in arriving at a conclusion that possession of the defendants and
their predecessor was permissive in nature till 24 th January 1981.
The consequential point would be regarding claim by the
defendants, may be in the alternative, about becoming owner of
the suit property by adverse possession. This point is also not
taken by the learned First Appellate Court as a point for
determination. There might be some observations here and
there in respect of the same. Under such circumstance,
definitely, case is made out to admit the Second Appeal. Merely
because the Judgment and decree passed by the trial Court has
been confirmed by the First Appellate Court will not lead to an
inference that it does not create any substantial question of law
under Section 100 of the Code of Civil Procedure and therefore
the Second Appeal deserves to be admitted.
sa589.15
9. Accordingly, the Second Appeal is admitted.
10. Following are the substantial questions of law:-
"(1) Whether the defendants have proved their possession over the suit property referable to the agreement to sale dated 6th July 1959 and the defendants were entitled to protect the possession under Section 53-A of the Transfer of Property Act and thereafter, after regularization of the said transaction by payment of penalty they have become owners of the suit property?
(2) Whether, alternatively, the defendants have proved that they have become owner of the suit property by adverse possession?
(3) Whether the suit was within limitation?"
11. In view of the admission of the Second Appeal, Civil
Application No.14239 of 2015, for stay to the impugned
Judgments and decrees, stands allowed in terms of prayer clause
"(B)", till the final decision of the Second Appeal.
12. Turning towards Civil Application No.15170 of 2015, for
production of documents, learned Advocate for the respondents
sa589.15
has relied on the decision in State of Gujarat and another vs.
Mahendrakumar Parshottambhai Desai (Dead) by L.Rs.,
2006 AIR (SC) 1864, Union of India vs. Ibrahim Uddin
and another, (2012) 8 SCC 148, Andisamy Chettiar vs.
Subburaj Chettiar, 2016 AIR (SC) 79, Shrimant Shamrao
Suryawanshi and another vs. Pralhad Bhairoba
Suryawanshi and another, 2002 (Supp.2) Bom.C.R. 848,
and submitted that in view of the ratio laid down in these
authorities, defendants cannot be allowed to produce the
impugned document. Learned counsel was mainly on the point
that ample opportunity was available at both the stages of the
proceedings to the defendants, to produced the documents but it
was not utilized.
13. Per contra, learned Senior Counsel appearing for the
appellants has relied on the decision in Jaipur Development
Authority vs. Smt. Kailashwati Devi, AIR 1997 SC 3243,
wherein it has been held that refusal in adducing additional
evidence cannot be on the ground that the party has not
adduced any evidence in the trial Court. Further, reliance has
been placed on the decision in Iridium India Telecom Ltd. vs.
Motorola Inc. and others, 2004(2) LJSOFT 14, in which
sa589.15
reliance was placed on K.J. Somayya vs. State of Bombay,
AIR 1964 SC 1714, wherein the Hon'ble Apex Court had
observed that, "While it is the duty of a private party to a
litigation to place all the relevant matters before the Court, a
higher responsibility rests upon the Government not to withhold
such documents from the Court." Further, it was considered that
when parties were going on producing documents after
documents and had the knowledge about the documents, then
there is no hurdle in allowing the production of the documents.
Learned Senior Counsel for the appellants has further placed
reliance on the decision in Adil Jamshed Frenchman
deceased by LR.s vs. Sardar Dastur School Trust and
others, 2005(2) Mh.L.J. 5, wherein it was held that two
documents were produced and the third document between the
landlord and the third party which could not have been produced
as the tenant would not have had knowledge, then the
statement about the document by the tenant that he could not
produce it before the trial Court in spite of due diligence is
probable and such defence can be accepted.
14. It is to be noted that the Hon'ble Apex Court in M/s.
Eastern Equipment & Sales Ltd. vs. ING. Yash Kumar
sa589.15
Khanna, AIR 2008, S.C. 2360, in Para-5 of the Judgment,
held that:-
"5. We have heard learned counsel for the parties and after considering the facts and circumstances of the present case, we are of the view that in order to decide the pending appeal in which the application under Order 41 Rule 27 of the Code of Civil Procedure was filed ought to have been taken by the appellate Court along with the application for acceptance of additional evidence under Order 41 Rule 27 of the Code of Civil Procedure. In that view of the matter and without going into the merits as to whether the application under Order 41 Rule 27 of the Code of Civil Procedure was rightly rejected by the Appellate Court as well as by the High Court, we set aside the order of the High Court as well as of the appellate Court rejecting the application under Order 41 Rule 27 of the Code of Civil Procedure and we direct that the appellate Court shall decide the pending appeal along with the application under Order 41 Rule 27 of the Code of Civil Procedure on merits within a period of three months from the date of supply of a copy of this order to the appellate court. The appeal is allowed to the extent indicated above. There will be no order as to costs. "
15. Thus, the Hon'ble Supreme Court, in the decision referred
above, has held that the applications under Order XLI Rule 27 of
the Code of Civil Procedure be decided along with the appeal.
sa589.15
16. In Sanjay Kumar Singh vs. the State of Jharkhand
(Civil Appeal No. 1760 of 2022, decided on 10 th March, 2022) the
Hon'ble Apex Court had relied on decision in the case of A.
Andisamy Chettiar v. A. Subburaj Chettiar, reported in
(2015) 17 SCC 713, wherein it was observed that, the
admissibility of additional evidence does not depend upon the
relevancy to the issue on hand, or on the fact, whether the
applicant had an opportunity for adducing such evidence at an
earlier stage or not, but it depends upon whether or not the
appellate court requires the evidence sought to be adduced to
enable it to pronounce judgment or for any other substantial
cause. It is further observed that the true test, therefore is,
whether the appellate court is able to pronounce judgment on
the materials before it without taking into consideration the
additional evidence sought to be adduced.
17. In view of this position, Civil Application No.15170 of 2015
will have to be decided along with the Second Appeal.
[ SMT. VIBHA KANKANWADI , J. ]
asb/MAY22
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!