Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dagdu Gopal Kapse And Ors vs Sangita Sandipan Ghadge And Ors
2022 Latest Caselaw 4711 Bom

Citation : 2022 Latest Caselaw 4711 Bom
Judgement Date : 4 May, 2022

Bombay High Court
Dagdu Gopal Kapse And Ors vs Sangita Sandipan Ghadge And Ors on 4 May, 2022
Bench: Mangesh S. Patil
                                                                         SA 281 17.odt




                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                            BENCH AT AURANGABAD

                          SECOND APPEAL NO. 281 OF 2017
                         WITH CA/11194/2016 IN SA/281/2017

                      DAGDU GOPAL KAPSE AND OTHERS
                                    VERSUS
                 SANGITA SANDIPAN GHADGE AND OTHERS.
                                        ...
      Advocate for the Appellants : Mr. V. S. Bedre h/f Mr. Murge Estling S.
            Advocate for the Respondent No. 1 : Mr. L. H. Kawale.
            A.G.P. for Respondent Nos. 2 and 3 : Mr. S.W. Mundhe.

                              CORAM           : MANGESH S. PATIL, J.
                              DATE            : 04.05.2022.


PER COURT :

Heard learned advocates of both the sides on the point of admission.

2. The respondent No. 1 filed a suit for perpetual injunction restraining the appellants who were arrayed as defendant Nos. 1 to 3 from creating any new cart way through her land Gat No. 78.

3. The appellants contested the suit. They did not dispute that she was the owner of the land Gat No. 78 but contended that a way has been in existence across her land and is being used by several farmers apart from they themselves.

4. The trial court dismissed the suit precisely referring to the evidence in the form of record from the office of Tahsildar in a proceeding under Section 5 of the Mamlatdars' Courts Act as also the vital admissions given by respondent No. 1's witness regarding existence of an old cart way across her land Gat No. 78. Conspicuously, though the lower appellate court reversed

SA 281 17.odt the judgment and order of the trial court it has not specifically dealt with the grounds which had weighed with the trial court in dismissing the suit.

5. The second appeal is admitted on following substantial question of law :

(i) Whether the lower appellate court is justified in reversing the judgment and order of the trial court without expressly meeting the grounds on which it had dismissed the suit ?

(ii) Whether the lower appellate court has ignored the relevant evidence and has relied upon the circumstances which are not relevant ?

6. In view of admission of the second appeal, considering the nature of the dispute, the operation of the judgment under challenge shall stand stayed till final disposal of the second appeal.

7. Civil Application No. 11194/2016 is disposed of.

(MANGESH S. PATIL, J.) mkd/-

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter