Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Laxman Ramshashtri Lonikar Died ... vs Laxmansingh Rampratapsingh ...
2022 Latest Caselaw 3466 Bom

Citation : 2022 Latest Caselaw 3466 Bom
Judgement Date : 30 March, 2022

Bombay High Court
Laxman Ramshashtri Lonikar Died ... vs Laxmansingh Rampratapsingh ... on 30 March, 2022
Bench: Mangesh S. Patil
                                        1                          SA / 304 / 2017



          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                      BENCH AT AURANGABAD

                          SECOND APPEAL NO. 304 OF 2017
                                         AND
                           CIVIL APPLICATION NO. 5373 OF 2017
                                         AND
                           CIVIL APPLICATION NO. 5374 OF 2017

01. Laxman S/o. Ramshashtri Lonikar
    (Died) through LRs.

1/1. Shanta W/o. Laxmanrao Lonikar,
     age 70 years, Occu. : Household,
     R/o. Ganesh Par, Parli V.
     Tq. Parli, Dist. - Beed      .. (Died)

1/2. Kalidas S/o Laxmanrao Lonikar,
     Age 40 years, Occu. - Agri.,
     R/o. Ganesh Par, Parli V.,
     Tq. Parli V. Dist. - Beed

02. Vaijnath S/o. Ramshastri Lonikar,
    Age 74 years, Occu. - Agri.,
    R/o. Ganesh Par, Parli V.,
    Tq. Parli V., Dist. - Beed

03. Vishwanath S/o. Ramshastri Lonikar,
    Dead through L.R.s

3/1. Rahul S/o. Vishwanath Lonikar,
     Age 26 years, Occu. - Agri.,
     R/o. Ganesh Par, Parli V.,
     Tq. Parli V., Dist. - Beed

3/2. Rajesh S/o. Vishwanath Lonikar,
     Age 24 years, Occu. - Agri.,
     R/o. Ganesh Par, Parli V.,
     Tq. Parli V., Dist. - Beed

3/3. Dipika D/o. Vishwanath Lonikar,
     Age 20 years, Occu. - Nil,
     minor u/g. of mother,
     respondent no. 3/4.

3/4. Seema W/o. Vishwanath Lonikar,
     Age 55 years, Occu. Household,
     R/o. Ganesh Par,
     Parli V., Tq. Parli V.,
     Dist. - Beed




 ::: Uploaded on - 30/03/2022                        ::: Downloaded on - 31/03/2022 19:17:50 :::
                                           2                 SA / 304 / 2017



4.     Ramakant S/o. Ramshastri Lonikar,
       Age : 72 years, Occu. Service,
       R/o. Chauslkar Colony,
       Ambajogai, Dist. - Beed                              .. Appellants
                                                               (Plaintiffs)
        VERSUS

01. Laxmansingh S/o. Rampratapsingh
    Hazari (Dead) through his LRs.

1/1. Smt. Radhabai w/o. Laxmansing Hazari,
     Age 73 years, Occu. - Household,
     R/o. Mangalwar Peth,
     Ambajogai, Dist. - Beed .. (Dead)

       (Amendment carried out as per
        Court's order dated 28-01-2022)

1/2. Dr. Jaishree W/o. Ram Chavan,
     Age 53 years, Occu. Doctor,
     R/o. C/o. R.S. Chavan,
     Navjivan Hospital,
     Opp. Main Bus Stand,
     Bidar, Tq. And Dist. - Bidar,
     State - Karnataka

1/3. Bharti w/o. Ajaykumar Thakur,
     Age - 55 years, Occu. Retired Teacher,
     R/o Plot No. 12, S. No. 46,
     Kala Co-op. Housing Society,
     Near Shinde Classes, Pahadsinghpura,
     Aurangabad

       (Amendment in address made as per
        Court's order dated 18-08-2017)

1/4.   Subhash S/o. Laxmansingh Hazari,
       Age 53 years, Occu. Agri.,
       R/o. Mangalwar Peth,
       Ambajogai, Tq. Ambajogai,
       Dist. Beed

1/5.   Sunil S/o. Laxmansingh Hazari,
       Age 48 years, Occu. - Service,
       R/o. Mangalwar Peth,
       Ambajogai, Dist. Beed

1/6.   Dr. Babi @ Madhavi W/o. Harikishansingh Gadwal,
       Age 50 years, Occ. Service,
       R/o. Mangalwar Peth,
       Ambajogai, Dist. - Beed




 ::: Uploaded on - 30/03/2022                 ::: Downloaded on - 31/03/2022 19:17:50 :::
                                       3                           SA / 304 / 2017




02.   Vishwanath S/o. Ramappa Kotule
      (Dead)                         .. Abated

03.   Latif S/o. Shaikh Sheru,
      Age 55 years,
      Occu. - Labourer, R/o. Ghatnandur,
      Tq. Ambajogai, Dist. - Beed

04.   Kashinath S/o. Namdeo Kale,
      Age 60 years, Occu. Agri.,
      R/o. Warapgaon, Tq. Ambajogai,
      Dist. - Beed

05.   The State of Maharashtra, Through
      the District Collector, Beed                             .. Respondents
                                                                  (Defendants)

                                         ...
  Mr. V.J. Dixit, Sr. Advocate i/b. Mr. S.V. Dixit, Advocate for the appellants
             Mr. P.P. Dama, Advocate for the respondent no. 1/1
       Mr. Subhash Laxmansingh Hazari, Party-in-person (R. No. 1/4)
            Mr. Shrikant Kulkarni, Advocate for respondent no. 1/5
                   Mr. S.W. Munde, AGP for respondent no. 5
              Respondent no. 1/2 , 1/3, 3 and 4 served - absent
                                          ..

                                CORAM            : MANGESH S. PATIL, J.

                                RESERVED ON      : 22 MARCH 2022
                                PRONOUNCED ON    : 30 MARCH 2022


JUDGMENT :

This is a second appeal by the original plaintiffs who have

failed to obtain a decree for declaration of they being the owners of the

suit property and for possession based on title with consequential relief

of their entitlement to claim the periodical income derived by way of

leasing out of the suit property by the revenue officials during the

period it was in their control and power in view of section 145 of the

Code of Criminal Procedure. They also claimed a declaration that the

4 SA / 304 / 2017

decisions rendered by the courts in earlier rounds of litigation between

the parties are null and void.

2. Shorn of verbiage, the dispute can be encompassed as

follows :

a) The predecessor of the appellants by name Ramshashtri

was a pattedar of the suit property. It was a watan land. Since

abolition of watan, it was re-granted to him and he became the owner

in possession of the suit property. After his demise, they continued to

occupy the suit property as its owners till the year 1975-1976. It was

averred that the widow of the original owner - Sitabai was in need of

money and by way of an oral mortgage she raised an amount of

Rs.3,000/- from Rampratapsingh - the predecessor of the respondents.

Name of Rampratapsingh was mutated in the revenue record and in

spite of the loan amount having been repaid, it continued to appear in

the revenue record. On such repayment being made, possession was

delivered back by Rampratapsingh's son - respondent - Laxmansingh

to the successor of Ramshastri - appellant - Laxman. However, taking

advantage of the revenue entries, a dispute was raised regarding

possession of the suit property.

b) The Taluka Executive Magistrate took over its possession

under section 145 of the Code of Criminal Procedure. Respondent -

Laxmansingh and his mother Mandodaribai filed Regular Civil Suit no.

199 of 1976 for possession of the suit property on the premise that they

5 SA / 304 / 2017

were the protected tenants. They also claimed that Sitabai had agreed

to sell the suit property to them for a consideration of Rs.15,000/- and

by accepting earnest amount of Rs.13,500/-, they were put in

possession. Conspicuously, they did not claim any specific

performance.

c) The appellants failed to contest and Regular Civil Suit

no. 199 of 1976 was decreed. They challenged it by preferring an

appeal and second appeal but failed to get the judgment and decree

reversed.

d) On the basis of such decree, the respondents got back

possession of the suit property from the revenue authorities. They also

filed Regular Civil Suit no. 47 of 1991 against the revenue authorities

restraining them from auctioning the suit property as was being done

previously.

e) Faced with the situation the appellants filed Regular Civil

Suit no. 12 of 1998 i.e. the present suit.

f) Both the courts have concurrently held that the appellants

are the owners of the suit property. The respondents were not the

tenants. However, the respondents were entitled to a protection under

section 53-A of the Transfer of Property Act and also held that the

decision in Regular Civil Suit no. 199 of 1976 would operate as res

judicata. Hence this second appeal.

6 SA / 304 / 2017

3. It is necessary to note at the inception that with the

consent of both the sides, I have heard the second appeal finally by

hearing their arguments on the following substantial questions of law

which arise in this second appeal :

I) Whether the decision in Regular Civil Suit no. 199 of

1976 operates as res judicata ?

II) Whether the respondents are entitled to protection under

section 53-A of the Transfer of Property Act ?

4. The learned Senior Advocate Mr. Dixit for the appellants

would vehemently submit that the decision in Regular Civil Suit no. 199

of 1976 was not a decision on merits and was a decision in default.

The appellants had not contested that suit and the decision was

rendered in all probability by invoking powers under Order VIII Rule 10

of the Code of Civil Procedure. He would further submit that since it

was not a decision on merits, it cannot be said that the suit was heard

and finally decided. The dispute as to title was not gone into. Whereas

in the matter in hand, the appellants are claiming possession based on

title which was not directly and substantially in issue in the earlier suit.

Consequently, necessary ingredients for the earlier decision to operate

as res judicata within the four-corners of section 11 of the Code of Civil

Procedure were clearly missing. Both the courts below failed to bear in

mind the ingredients for applicability of bar under section 11 of the

7 SA / 304 / 2017

Code of Civil Procedure. The observations and conclusions were

clearly erroneous and illegal.

5. Mr. Dixit would further submit that since the issue in the

previous suit was for injunction simplicitor even there was no reason or

occasion for the appellants to take up any other plea so as to operate

as constructive res judicata. He would further submit that in any case,

since the respondents have been claiming to be in possession in part

performance of the agreement, the issue though it was raised in the

earlier suit was not considered and decided. Therefore, even the

respondents are now estopped from putting up any claim to retain

possession of the suit property based on their contention regarding the

existence of agreement of sale.

6. As against this, respondent no. 1/4 who appears in person

and learned advocate Mr. Dama for some of the respondents would

submit that the decision in Regular Civil Suit no. 199 of 1976 cannot be

said to be a decision in default. The appellants were duly served and

they appeared in the suit. They failed to file written statement and the

suit was decreed on merits. They would further submit that the

decision also reached finality up to this court. They submitted that the

appellants having failed to contest the suit, the decision which reached

finality operates as res judicata as has been correctly held by the

courts below.

8 SA / 304 / 2017

7. Admittedly, the decree in Regular Civil Suit no. 199 of 1976

was passed after the appellants failed to contest the suit. There also

cannot be any dispute that the decision reached finality. If at all the

respondents were banking upon the plea that the decision operated as

res judicata, in-fact, it was utmost necessary for them to have brought

on record the pleadings in that suit. Though there was no written

statement, they could have produced the plaint therein but even that

has not been produced. What was exactly the issue that was directly

and substantially in issue in that suit and whether that was the same as

is obtaining in the matter in hand was of prime importance. Both the

courts below have clearly overlooked this basic defect in the stand of

the respondents and seem to have proceeded simply by referring to

the judgment in that suit which alone was produced at Exhibit 154.

8. Be that as it may, even if one intends to give some leeway

to the respondents and decides to examine what was the dispute in

that suit, from the judgment it is borne out that the respondents

admitted that Ramshastri was the owner of the suit property but

claimed to be in possession as tenants and also on the basis of an

agreement to sale mentioned herein-above. It also appears that they

claimed to have acquired possessory title. They also averred that the

Executive Magistrate was obstructing their possession in exercise of

powers under section 145 of the Criminal Procedure Code and even

took over its possession. It was therefore prayed that they were

9 SA / 304 / 2017

entitled to get back the possession from the Executive Magistrate.

Accordingly, the suit was decreed granting a declaration that the

respondents were entitled to get back the possession of the suit

property from the Executive Magistrate and the appellants were

restrained from claiming its possession.

9. A bare look at the judgment would clearly demonstrate that

by no stretch of imagination, it could have been said that it was a

judgment on merits. After describing the respondents' case in

paragraph nos. 1 and 2, in paragraph no. 3 it was narrated as to how

the appellants had appeared through advocate but failed to file written

statement. This paragraph no. 3 was followed up by the operative part.

At no place any discussion touching the rival claims was made.

Apparently even the respondents were not called upon to prove their

averments. It appears that no evidence was recorded at all and simply

the judgment was pronounced. Not only that the evidence was not

recorded but even independently, the learned Judge did not make any

attempt to discuss the issue to record even a perfunctory finding.

Points for determination were also not framed and simply a declaration

as claimed by the respondents was granted. If such is the state-of-

affairs, one wonders as to how this could be called a decision on merits

much less touching any issue.

10. True it is that this decision was confirmed in appeal but

again, as can be seen from the judgment passed in the Regular Civil

10 SA / 304 / 2017

Appeal no. 90 of 2012 (Exhibit - 172), the only discussion that was

made in the judgment was to find out as to whether the trial court had

erred in refusing the appellants to file a written statement. Yet again,

no substantial points for determination were formulated or decided

touching the disputed questions. Even the second appeal

no. 147-A/1982 (Exhibit - 214) was dismissed without entering into the

factual disputes and simply by examining the correctness or otherwise

of the lower court's decision in refusing the appellants to file the written

statement.

11. In view of such state-of-affairs, apart from the fact that the

pleadings in the earlier round of litigation which according to the

respondents operated as res judicata were not on record, even the

decision therein could not be said to be a decision on merits after

hearing the parties and finally deciding the issue. In-fact, no issue at

all was framed or decided. It was, as has been rightly put by Mr. Dixit,

a decision in default rather than on merits. The issue even if that was

available to be decided before the courts in the earlier round of

litigation but was not raised and decided, which is now called upon to

be decided in the present litigation, cannot be said to be directly and

substantially in issue in the earlier round and even it was not heard and

decided on merits. Necessary ingredients for the decision to operate

as res judicata were clearly missing. Both the courts, therefore, have

grossly erred in recording a finding to the contrary which finding is

11 SA / 304 / 2017

liable to be reversed. Hence, I answer the first question in favour of the

appellants.

12. This takes us to the second question regarding availability

of protection to the respondents under section 53-A of the Transfer of

Property Act. The whole emphasis of the submission of Mr. Dixit was

on the point that in order to enable the respondents to claim a

protection under section 53-A of the Transfer of Property Act, it was

utmost necessary for them to have produced and proved existence of

the agreement. Though a copy of it was produced on record it was

neither proved nor was it exhibited. He would further submit that

assuming for the sake of arguments the respondents are in possession

in part performance of the agreement, still, the protection is not blanket.

He would submit that going by the wordings of section 53-A, it is

utmost necessary for a party claiming the protection to be ready and

willing to perform his part under the agreement. He would, therefore,

submit that the respondents in their written statement and even in the

evidence have failed to even aver and make an attempt to prove this

important ingredient failing which, they would not be entitled to

protection.

13. Advocate Mr. Dama and the respondent no. 1/4 in person

would submit that the appellants have been falsely disputing existence

of the agreement. There was ample evidence before the courts below

showing that pursuant to such an agreement an application was moved

12 SA / 304 / 2017

to the Collector's office (Exhibit - 209) by Sitabai on 16-07-1960

reciting the existence of such agreement and seeking permission to

sell. Not only that but affidavits were also filed in support (Exhibit - 207

and Exhibit - 208). Pursuant to such application, even the permission

was granted as can be seen from the copy of permission (Exhibit -

211). They would therefore submit that there cannot be any escape

now from the fact that Sitabai had agreed to sell the suit property. She

even secured permission to sell it off. They would also submit that

in-fact, existence of such agreement of sale being a pure question of

fact, this court cannot re-open the issue more so when both the courts

below have recorded a concurrent finding in that respect.

14. The original agreement was not produced before the trial

court and none was exhibited for whatever reason. However, it is a

matter of record that there was ample evidence before the trial court to

conclude that the respondents were in possession of the suit property

in part performance of an agreement of sale executed by Sitabai. Her

subsequent conduct of obtaining permission of the Collector to sell it off

confirmed its existence. In any event, existence of such an agreement

and the respondents' possession based thereon is a pure question of

fact. Both the courts below have recorded a concurrent finding about

it. There is no escape from the conclusion that the respondents are in

possession of the suit property in part performance of that agreement.

13 SA / 304 / 2017

15. It is important to note at this juncture that the respondents

were also simultaneously claiming to be in possession of the suit

property on the basis of their claim of being permanent tenant.

However, both the courts below have flatly refused to record any

finding in their favour in that respect and have concluded that their

possession was not as tenants. Again, this being a factual dispute, one

need not re-open it more so when no cross-objections are filed on their

behalf questioning such findings of the courts below.

16. It is trite that protection under section 53-A of the Transfer

of Property Act is available to a party even if its claim to have a specific

performance is time barred. In spite of the fact that such a plea was

available to the respondents to be had, they never claimed specific

performance. Keeping aside the dispute as regards such a claim is

time barred or otherwise, the fact remains that their very conduct of

protecting their possession by indulging in various litigations since the

year 1976 without ever asking for specific performance itself, in my

considered view, is a strong circumstance demonstrating that it is

indeed seriously doubtful as to if they could be said to be ready and

willing to perform their part of the contract. Yes, they had parted with

major amount of consideration of Rs.13,500/- out of Rs.15,000/- and

even a permission of the Collector was obtained for the transaction.

But they never took any step to complete the transaction by paying the

balance amount of consideration and getting the sale deed executed.

14 SA / 304 / 2017

If such is their conduct, it cannot be said that they fulfill the basic

requirement of having such protection under section 53-A.

17. In fact, the written statement of the respondents nowhere

demonstrates that they even bothered to take any such plea in their

defence to the suit claiming possession based on title. The courts

below ought to have been more circumspect in considering such a plea

which was not even put up in the written statement leave alone sought

to be proved in the testimony. Pertinently, though the respondent

no. 1/4 - Subhash deposed as their witness, he failed to even whisper

about any circumstance to indicate that the respondents were ready

and willing to perform their part under the contract. He merely narrated

as to how the agreement was brought into existence and as to how

subsequently permission was obtained from the Collector,

conspicuously omitting to state that the respondents were ever ready

and willing to perform their part of the agreement. He simply vaguely

asserted that the appellants avoided to execute the sale deed by

accepting the balance amount of Rs.1500/-. Therefore there was

dearth of pleading and evidence to demonstrate that the respondents

were ready and willing to perform their part under the agreement.

Consequently, it was imperative for the courts below to have noted,

firstly, absence of a specific plea disclosing the readiness and

willingness and, secondly, the lack of even iota of evidence to

demonstrate it.

15 SA / 304 / 2017

18. In view of the above state of evidence, both the courts

below have grossly erred in recording a finding that the respondents

were entitled to a protection under section 53-A of the Transfer of

Property Act. I, therefore, answer even this question in appellants'

favour.

19. However, the appellants' further claim that the decisions in

the earlier round of litigation starting from Regular Civil Suit no. 199 of

1976, were illegal and void ab initio obviously cannot be granted and,

therefore, except such declaration the rest of the claim deserves to be

allowed.

20. Resultantly, the second appeal deserves to be allowed but

only partly and is allowed accordingly.

21. Pending civil applications are disposed of.

A] The judgments of both the courts below are quashed and

set aside. The suit is partly decreed.

B] It is declared that the appellants are the owners of the suit

property bearing Survey no. 393 and admeasuring 20 Acre 28 Guntha

corresponding to Gat no. 615 admeasuring 8 Hectare 19 Are of village

Ghatnandur, Taluka - Ambajogai, District - Beed.

C] The respondents shall deliver vacant possession of the

suit property within two (2) months.

                                   16                            SA / 304 / 2017




D]             An enquiry be made into the mesne profits under Order XX

Rule 12(1)(c) of the Code of Civil Procedure.


E]             Costs in cause.


               A decree be drawn accordingly.



                                         [ MANGESH S. PATIL ]
                                               JUDGE
arp/





 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter