Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sk. Waseem Sk. Khaja vs Haji Mohammad. Yasin Haji ...
2023 Latest Caselaw 10363 Bom

Citation : 2023 Latest Caselaw 10363 Bom
Judgement Date : 7 October, 2023

Bombay High Court
Sk. Waseem Sk. Khaja vs Haji Mohammad. Yasin Haji ... on 7 October, 2023
Bench: S. G. Mehare
                                                                   901-sa-512-2023.odt
                                       (1)


             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        BENCH AT AURANGABAD

                       SECOND APPEAL NO.512 OF 2023
                     WITH CA/12273/2023 IN SA/512/2023

                      SK. WASEEM SK. KHAJA
                               VERSUS
          HAJI MOHAMMAD. YASIN HAJI MOHAMMAD. SATTAR,
                                  ...
                Advocate for Appellant : Mr. H.I. Pathan
                                  ...
                                       CORAM : S.G. MEHARE, J.

DATED : OCTOBER 07, 2023

PER COURT:-

1. Heard learned counsel for the appellant.

2. This second appeal is against the order of the learned

District Judge-3, Nanded passed below Exhibit-1 in Civil Misc.

Application No.62 of 2023 dated 03.07.2023. An exparte decree of

eviction was passed against the present appellant by the learned 3 rd

Joint Civil Judge, Junior Division, Nanded in Regular Civil Suit

No.529 of 2016 dated 21.03.2018.

3. Learned counsel for the appellant submits that the suit

summons was not served to the appellant. The suit was filed under the

Maharashtra Rent Control Act, 1999 for the eviction on the ground of

default in paying the rent and arrears of rent. He also submits that

before filing the eviction suit, the mandatory notice under Section

15(1) of the Maharashtra Rent Control Act, 1999 was not served.

901-sa-512-2023.odt

This legal aspect ought to have been considered by the learned trial

Court. The appellant learnt about the exparte decree when he had

received the notice from the executing Court. The delay was not

deliberate. Now the respondents, so-called Trustees of the Kausar

Salfi Welfare Trust are going to execute the decree and the appellant

may lose the possession. He also submits that the suit premises was

the wakf property. Therefore, the Civil Court had no jurisdiction to

enter the suit. This another legal issue has also not been considered.

Therefore, the judgment and decree of the learned 3 rd Joint Civil

Judge, Junior Division, Nanded is without jurisdiction.

4. Learned counsel for the appellant submits that since the

substantial questions of law are involved in the suit, the execution of

the impugned judgment and decree may be stayed. He is ready to

deposit the so-called arrears of licence fee of Rs.49,500/- with the

executing Court.

5. Considering the issue raised by the learned counsel for

the appellant, the following question of law has been formulated :

(a) Whether the appellant has sufficient cause for not

appearing in the suit and the delay caused in preferring the

appeal was plausible?

6. Admit.

7. Issue notice to the respondents in second appeal as well

as civil application, returnable on 31.10.2023.

901-sa-512-2023.odt

8. The execution, implementation, effect and operation of

the impugned judgment and decree passed in Regular Civil Suit

No.529 of 2016 dated 21.03.2018 is stayed till the appearance of the

respondents, on the condition to deposit Rs.49,500/- (forty nine

thousand five hundred) only in execution proceeding within a month

from today.

(S.G. MEHARE, J.)

Mujaheed//

 
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