Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shantabai Prabhakar Bhumkar vs Dilip Kashinath Valvase
2024 Latest Caselaw 24820 Bom

Citation : 2024 Latest Caselaw 24820 Bom
Judgement Date : 27 August, 2024

Bombay High Court

Shantabai Prabhakar Bhumkar vs Dilip Kashinath Valvase on 27 August, 2024

2024:BHC-AS:34260

                                                                  901-SA-203-2018.docx

                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
rrpillai                              CIVIL APPELLATE JURISDICTION
                                   SECOND APPEAL NO. 203 OF 2018
                                                 WITH
                                   CIVIL APPLICATION NO. 528 OF 2018
                                                   IN
                                   SECOND APPEAL NO. 203 OF 2018

               Shantabai Prabhakar Bhumkar                        ...        Appellant
                      Vs.
               Dilip Kashinath Valvase and others                 ...        Respondents


               Mr. Shailendra S. Kanetkar for the Appellant.

                                               CORAM: GAURI GODSE J
                                               CLOSED FOR ORDER ON: 22nd JULY 2024
                                               PRONOUNCED ON: 27th AUGUST 2024


               ORDER:

1. This Second Appeal is preferred by the original plaintiff to

challenge the judgment and decree passed by the First Appellate

Court, allowing the defendants' appeal. The First Appellate Court

allowed the defendants' appeal and set aside the judgment and

decree passed by the trial court in favour of the plaintiff. The trial

court had decreed the suit for injunction, restraining the defendants

from obstructing the plaintiff's right of way to approach the south

side road from the property bearing Survey No. 36/8/8/1,

admeasuring 10 gunthas. The trial court also directed the

901-SA-203-2018.docx

defendants to remove the compound wall and provide a proper road

for the plaintiff to approach the south side road.

2. Learned counsel for the appellant submitted that the plaintiff is

a co-owner, along with the defendants, who has one-third of the

undivided share in the suit property. He further submitted that since

the defendants blocked the plaintiff from using the common road in

the suit property, the plaintiff was required to file a suit for

mandatory as well as preventive injunction.

3. The learned counsel for the appellant further submitted that

there is no division of the suit property commonly owned by the

plaintiff and the defendants. He thus submitted that being joint

owners, the plaintiff and the other co-owners are entitled to use the

entire property equally. He submitted that the pleadings and

evidence on record are not properly appreciated by the First

Appellate Court, and the trial court's decree is reversed only by

relying upon one admission.

4. Learned counsel for the appellant referred to paragraph 12 of

the impugned judgment and submitted that the plaintiff's evidence

with regard to the admission that for the last 10 to 15 years, she had

been using the road which is to the north side of the suit property

indicates that the northern portion of the suit property was given to

901-SA-203-2018.docx

her share and rest of the property went to the share of the

defendants. Thus, according to the learned counsel for the

appellant, the First Appellate Court, by relying upon a stray

admission in the cross-examination, reversed the findings recorded

by the trial court. He thus submits that the First Appellate Court has

misread oral evidence and only by relying upon one admission in

the cross-examination ignored the other relevant evidence on

record.

5. Learned counsel for the appellant further submitted that the

oral evidence of PW-2 is completely ignored, wherein he has stated

that in the year 1991, there was a wired compound, and later on,

the compound wall was constructed eight days prior to the filing of

the suit in the year 1999. He thus submits that only after the

construction of the compound wall the plaintiff's right to use the

common road was obstructed, which led to the filing of the suit.

6. Learned counsel for the appellant thus submitted that the

Second Appeal would require consideration on the question of law

as to whether the First Appellate Court has misread oral evidence

and ignored vital evidence which indicates that the plaintiff has the

right to use the common road being co-owner of the property along

with the defendants.

901-SA-203-2018.docx

7. I have considered the submissions made on behalf of the

appellant. I have perused the papers of the Second Appeal and the

paper book of the First Appeal. The suit is filed to enforce

easementary right of necessity. The plaintiff contended that she has

a right to use a 8 feet road kept for common use to approach the

public road on the southern side of the property jointly purchased by

the plaintiff and defendants. The plaintiff contended that she and the

defendants jointly purchased agricultural land on 12 th October 1990.

She further contended that as per the equal 1/3 rd share of the

parties, they constructed their own structures in the area given to

their respective shares. However, according to the plaintiff, they

agreed that 8 feet road on the western side of the land should be

kept for common use to approach the public road on the southern

side. The plaintiff contended that there was no other way to

approach the public road; hence she had an easementary right of

necessity.

8. There is no dispute on the joint purchase of the land by the

parties and the construction of their independent structures on the

area that came to their respective share. However, the defendants

denied that the plaintiff had any easementary right of necessity.

They also denied that there was any agreement to keep the 8 feet

road for common use as pleaded by the plaintiff. The defendants

901-SA-203-2018.docx

alleged that the plaintiff had encroached upon the area given to

their share.

9. The trial court accepted the plaintiff's contention that there

was a common way to the extent of a width of 8 feet to approach

the public road on the south side of the property. The trial court also

accepted the plaintiff's contention regarding obstruction by the

defendants to the right of way. Thus, the trial court, by accepting

the plaintiff's case that the defendants had constructed a compound

wall leading to closing the common road used by the plaintiff, found

it appropriate to decree the suit granting prohibitory as well as

mandatory injunction.

10. A perusal of both judgments indicates that there is no dispute

that the suit property was purchased commonly by the plaintiff and

the defendants. However, the defendants have denied the plaintiff's

case that there was any agreement between the parties to keep 8

feet wide road on the west side of the property for common use.

The defendants contended that the plaintiff had consented to the

construction of the compound wall, and in fact, the plaintiff had

encroached upon more than the area given to her share. The

defendants contended that there is one road on the northern side,

which is used by the general public as well as the plaintiff.

901-SA-203-2018.docx

11. The trial court held that the plaintiff needed a common way to

approach the south road. The court further held that since the

defendants admitted that they had constructed a compound wall

from all sides of the property, it was clear that the defendants had

blocked the plaintiff's way, and thus, the trial court directed the

demolition of the compound wall.

12. The First Appellate Court disbelieved the plaintiff's case

regarding the 8 feet wide road on the west side of the property to be

kept common. The First Appellate Court, after scrutinising the

admissions given by the plaintiff, disbelieved her case that she had

any right to use the road as contended by her for approaching the

public road. The First Appellate Court, in paragraph 12, has

referred to all the admissions given by the plaintiff. A specific

admission given by the plaintiff that the compound wall was

constructed in the year 1993-94 was referred to by the First

Appellate Court to disbelieve the plaintiff's case that the defendants

had constructed the compound wall a few days prior to the filing of

the suit. Thus, the First Appellate Court recorded a finding of fact

that the plaintiff, as per her own admission, had been using the road

on the northern side of the property.

13. The First Appellate Court also referred to the plaintiff's

901-SA-203-2018.docx

admission that she had constructed her bungalow in 1995 on the

land that was given to her share and that defendant no.1 had

constructed the factory premises on the land that was given to his

share. Thus, after examining the evidence thoroughly, the First

Appellate Court recorded reasons for disbelieving the plaintiff's

case.

14. The First Appellate Court reversed the finding recorded by the

trial court regarding the plaintiff's right of way from defendant no. 1's

land by referring to the plaintiff's admission that there was no right

of way through defendant no.1's factory or defendant no.1's land.

Thus, the First Appellate Court disbelieved the plaintiff's case that

there was an agreement between the parties to keep a 8 feet wide

road common for approaching the public road, which was on the

southern side of the property.

15. There is no supporting evidence that at the time of the division

of the property jointly purchased by the parties, they agreed to keep

the 8 feet road for common use as contended by the plaintiff. To

enforce the easementary right of necessity, the plaintiff was under

obligation to plead the particulars of her rights and support it by

evidence. The first appellate court, being the last fact finding court,

has thoroughly examined the pleadings and evidence on record and

901-SA-203-2018.docx

disbelieved the plaintiff's case. I do not find any illegality or

perversity in the reasons recorded by the First Appellate Court. The

grounds raised on behalf of the appellant would require a re-

examination of the facts and evidence on record, which is not

permissible under Section 100 of CPC.

16. Learned counsel for the appellant relied upon the decision of

this Court in the case of Shantaram Balkrishna Vs Waman Gopal

Wadekar1 and Mr. Jehangirji Jamshedji Vs Nariman Burjorji and

Others2. By relying upon the aforesaid decisions, learned counsel

for the appellant submitted that once it is admitted that the parties

jointly own the land and there is no division of the property amongst

the co-owners, all the co-owners would have equal right to use the

properties, which would include the right of the co-owners to use the

common passage also. He thus submitted that the plaintiff,

admittedly being a co-owner of the suit property, could not be

denied her right to use the common property. The legal principles

laid down in the said decisions concern the action of one of the co-

owners to deprive the other co-owner of using the common property

in view of the acts done by the co-owner depriving another co-

owner of using the common property. There cannot be any debate

on the legal principles settled in the aforesaid decisions regarding 1 (1922) 24 BOMLR 1029 2 AIR 1955 BOMBAY 136

901-SA-203-2018.docx

the right of the co-owner to use the common property. However, in

the present case, the plaintiff filed a suit on the ground that she had

an easementary right of necessity to use 8 feet wide road kept

common at the time of allotting respective equal shares to the

parties. Thus, in the present case, the plaintiff seeks to enforce her

easementary right of necessity to approach the public road on the

ground that the parties have constructed their independent

structures on the area given to their share, and the 8 feet road was

to be kept for common use. Thus, as per the plaintiff's case, the

land is not a common property. Hence, the legal principles settled in

the aforesaid decisions relied upon by the learned counsel for the

appellant are not applicable to the facts of the present case.

17. Thus, the arguments made on behalf of the appellant do not

raise any substantial question of law. Since the Second Appeal

does not raise any substantial question of law, the Second Appeal is

dismissed.

18. In view of the dismissal of the Second Appeal, Civil

Application No. 528 of 2018 is disposed of as infructuous.

[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