Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Namdev Daulatrao Suryawanshi And ... vs Sanjay Raghunathrao Matlakute ...
2023 Latest Caselaw 2122 Bom

Citation : 2023 Latest Caselaw 2122 Bom
Judgement Date : 3 March, 2023

Bombay High Court
Namdev Daulatrao Suryawanshi And ... vs Sanjay Raghunathrao Matlakute ... on 3 March, 2023
Bench: V. V. Kankanwadi
                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                           BENCH AT AURANGABAD


                         CIVIL APPLICATION NO.6678 OF 2022
                                   IN SA/430/2019
                                        WITH
                         CIVIL APPLICATION NO.16171 OF 2022



              NAMDEV DAULATRAO SURYAWANSHI AND ANOTHER
                                      VERSUS
                         SANJAY RAGHUNATHRAO MATLAKUTE
                                         ...
    Mr. V.D. Salunke, Advocate h/f Mr. S.K. Chavan, Advocate for applicants
     Mr. K.P. Rodge, Advocate h/f Mr. P.G. Rodge, Advocate for respondent
                                         ...

                                    CORAM :    SMT. VIBHA KANKANWADI, J.


                                    RESERVED ON :    03rd JANUARY, 2023
                                    PRONOUNCED ON : 03rd MARCH, 2023


ORDER :

1 Present application i.e. Civil Application No.6678 of 2022 has

been filed for injunction and it is along with the Civil Application No.16171

of 2022 for modification/review of the order passed by this Court on

11.02.2021.


2               The Second Appeal is admitted by this Court by order dated




                                          2                                   CA_6678_2022+1



11.02.2021 and substantial questions of law have been framed. There was a

separate application for injunction i.e. Civil Application No.8960 of 2019 and

it was observed that since no evidence was produced by the applicants that

they had sought interim injunction through the proceedings and even after

the pronouncement of the Judgment and Decree passed by the First Appellate

Court it was held that no case is made out for grant of injunction.

3 Heard learned Advocate Mr. V.D. Salunke holding for learned

Advocate Mr. S.K. Chavan for applicants and learned Advocate Mr. K.P. Rodge

holding for learned Advocate Mr. P.G. Rodge for respondent.

4 It has been pointed out that in fact application Exh.5 was filed in

Regular Civil Appeal No.101/2011 and Regular Civil Appeal No.102/2011 by

the present appellants to challenge the Judgment and Decree passed in

Regular Civil Suit No.155/2007 as well as Regular Civil Suit No.364/2006

before the learned Principal District Judge, Parbhani. Now, the copy of the

said order has been produced showing that on 26.09.2011 that application

came to be allowed, execution of Judgment and Decree passed by the Trial

Court in Regular Civil Suit No.155/2007 was stayed and the respondents in

Regular Civil Appeal No.102/2011 i.e. present respondents were restrained

from causing obstruction to the peaceful possession and cultivation of the

3 CA_6678_2022+1

appellants/plaintiffs till the final disposal of the appeal. Learned Advocate

Mr. V.D. Salunke holding for learned Advocate Mr. S.K. Chavan now points

out the order passed by this Court on 02.08.2019, in which it was ordered

that "until the further orders from the Court, possession of the

appellants/plaintiffs over area admeasuring 01 H 82 R out of Gat No.491 of

village Singnapur, Tq. & Dist. Parbhani, shall not be disturbed." This order

was not specifically extended thereafter, but the wordings and the tenor

appears to be that there should be specific order for dismissing application or

rejection of the injunction. On this background, it is stated that the order

passed by this Court in Civil Application No.8960 of 2019 dated 11.02.2021

deserves to be reviewed.

5 Learned Advocate for the respondent has vehemently objected

the application and submitted that the said application is not maintainable as

it was not pointed out on the day of hearing that after the dismissal of the

appeals any further order was sought. The appeals came to be dismissed on

08.05.2019 and this Court passed the order on 02.08.2019. When no

protection was sought in between, the injunction could not have been

granted. Further, both the Courts below have given findings in favour of the

respondent as the appellants herein have failed to prove that their possession

over the suit property has been obstructed. When the possession is not

4 CA_6678_2022+1

obstructed, there is no question of grant of injunction. No case is made out

for review.

6 At the outset, it is to be noted that review is maintainable if there

is error apparent on the face of the record. It may be in respect of a fact

which was lost sight by the Court. The case in both the matters deserve to be

considered for a limited purpose once again. The appellants in both the

Second Appeals are the same i.e. they are plaintiffs in Regular Civil

No.364/2006 and defendants in Regular Civil Suit No.155/2007. Both the

matters were before learned Joint Civil Judge Senior Division, Parbhani.

Correspondingly the respondent No.1 in the Second Appeal was the original

defendant and plaintiff in respective cases. Regular Civil Suit No.364/2006

came to be dismissed, whereas Regular Civil Suit No.155/2007 came to be

decreed by the Lower Court on 16.09.2011. The two appeals arising out of

those two decrees were decided by learned Principal District Judge, Parbhani.

Both the appeals were dismissed on 08.05.2019. Hence, the second appeals.

As aforesaid, the Second Appeals have been admitted and substantial

questions of law have been framed. If we consider the facts in Regular Civil

Suit No.364/2006 at that place the suit property was admeasuring 01 H 82 R

from Gat No.491, for which plaintiff as owner and possessor was seeking

declaration. Further, declaration was in respect of sale deed which was

5 CA_6678_2022+1

executed by defendant No.2 in favour of defendant No.1 to the extent of 13 R

from the same Gat number as null and void and not binding on their rights.

Whereas suit property in Regular Civil Suit No.155/2007 was Gat No.491,

totally admeasuring 13 R situated at village Singnapur, Tq. Parbhani. Even as

regards 01 H 82 R land out of Gat No.491 was concerned, the Courts below

have held that the present appellants are the owners and possessors,

however, the injunction was rejected on the ground that the obstruction by

defendant No.1 has not been proved. This Court by order dated 02.08.2019

had protected the possession of the plaintiffs over said 01 H 82 R land from

Gat No.491 of village Singnapur, Tq. Parbhani. In view of the said order

being now pointed out as well as Exh.5 which was preferred by the present

appellants before the learned Principal District Judge, Parbhani was allowed

and the respondents therein were restrained from causing obstruction to the

peaceful possession to the appellants. The order passed by this Court on

11.02.2021 deserves to be modified/reviewed. It is not the case that the

review is in disguise to appeal but as certain facts were not brought to the

notice of this Court as well as this Court had not taken into consideration the

earlier order dated 02.08.2019 due to inadvertence, hence, the Civil

Application No.6678 of 2022 with Civil Application No.16171 of 2022

deserves to be allowed. The delay of 415 days caused in preferring the Civil

Application for review deserves to be condoned.

                                            6                                  CA_6678_2022+1



7                For the aforesaid reasons, following order is passed.


                                        ORDER


1                Civil Application No.6678 of 2022 with Civil Application

No.16171 of 2022 stands allowed.               The delay of 415 days caused in

preferring the civil application for review stands condoned.

2 The order passed by this Court on 11.02.2021 in Civil

Application No.8960 of 2019 in Second Appeal No.430 of 2019 is hereby

reviewed and modified as follows :

i) The possession of the appellants over area admeasuring 01

82 R out of Gat No.491 of village Singnapur, Tq. & Dist. Parbhani

shall not be disturbed by the respondent or anybody claiming

through him, till the final disposal of the appeal.

( Smt. Vibha Kankanwadi, J. )

agd

 
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