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

Sadashiv Maruti Shinde vs Smt. Rajubai Somnath Shinde
2024 Latest Caselaw 24215 Bom

Citation : 2024 Latest Caselaw 24215 Bom
Judgement Date : 16 August, 2024

Bombay High Court

Sadashiv Maruti Shinde vs Smt. Rajubai Somnath Shinde on 16 August, 2024

                                                                                908-SA-448-2024.docx

                                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
rrpillai                                           CIVIL APPELLATE JURISDICTION
                                                  SECOND APPEAL NO. 448 OF 2024
                                                               WITH
                                               INTERIM APPLICATION NO. 9942 OF 2024

                              Sadashiv Maruti Shinde                                        ... Appellant
                                     Vs.
                              Smt. Rajubai Somnath Shinde and Others                        ... Respondents

                              Mr. Sujeet Bugade for the Appellant.

                                                              CORAM : GAURI GODSE, J.

                                                              DATE :    16th AUGUST 2024
                              ORDER :

1. Heard learned counsel for the appellant. The Second Appeal

raises following substantial questions of law :

(i) Whether in view of the observations made by the First

Appellate Court in paragraphs 24 and 25 of the impugned

judgment, it was necessary for the First Appellate Court to

exercise powers under Order 41 Rule 33 read with Rule 23A and

25 of the Code of Civil Procedure, 1908 ("CPC") and remand the

matter to the trial court and grant an opportunity to defendant no.

2 to examine the attesting witness as prayed in the application at

RAJESHWARI RAJESHWARI

RAMESH PILLAI PILLAI Date:

Exhibit 149 ?

2024.08.22 14:16:07 +0530

908-SA-448-2024.docx

(ii) Whether in the absence of any cross objections filed by

defendant no.2 the First Appellate Court by exercising powers

under Order 41 Rule 33 of CPC could have set aside the order

passed under Exhibit 149 and allowed the prayer of defendant

no. 2 as prayed in the application at Exhibit 149 ?

2. Issue notice for final disposal at admission stage on the

aforesaid questions of law. Notice is made returnable on 18 th October

2024.

3. Office is directed to issue notice alongwith copy of this order. In

addition to court notice notice, learned Advocate for the appellant shall

serve the respondents by private notice alongwith copy of this order

and file service affidavit before the next date.

Civil Application No. 9942 of 2024

4. Issue notice to respondent returnable on 18 th October 2024. In

addition to court notice learned counsel for the applicant to serve the

respondent by private service and file service affidavit before the next

date.

908-SA-448-2024.docx

5. Till next date by way of ad-interim relief, only handing over of

possession shall remain stayed.

6. It is clarified that the final decree proceeding can go on as

directed in the impugned decree.

[GAURI GODSE, J.]

 
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