Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nanasaheb Govind Borude Others vs Vishwanth Gopinath Tarhal And Others
2024 Latest Caselaw 1287 Bom

Citation : 2024 Latest Caselaw 1287 Bom
Judgement Date : 18 January, 2024

Bombay High Court

Nanasaheb Govind Borude Others vs Vishwanth Gopinath Tarhal And Others on 18 January, 2024

2024:BHC-AUG:1142
                                                                  936-CA-2302-2023+.odt



                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               BENCH AT AURANGABAD

                       CIVIL APPLICATION NO. 2302 OF 2023
                        IN SAST/919/2023 WITH CA/2303/2023
                                WITH CA/4765/2023
                         Nanasaheb Govind Borude Others
                                                                          ....Applicants
                                              VERSUS

                     Vishwanth Gopinath Tarhal And Others
                                                    .....Respondents
                                                  .....
          Ms. S. M. Zaware, Advocate for Applicants
          Mr. M. A. J. Shaikh, Advocate for Respondent No. 1
                                                  ...

                                                  CORAM     : R.M. JOSHI, J
                                                  DATE      : JANUARY 18, 2024

          COMMON ORDER :

1. Learned Counsel for Respondent No. 1 filed

affidavit-in-reply. The same is taken on record.

2. Applicants are purchasers of properties from

Respondents i.e., Original Defendants in RCS No.

164/2007. The said suit came to be filed by Shashikala

seeking partition and possession of the suit

properties. A compromise decree was passed on

13.12.2007. By virtue of the said compromise,

properties were given to the share of defendants. After

10 years of passing of the said decree, Original

Plaintiff - Shashikala preferred Appeal in the year

936-CA-2302-2023+.odt

2017 challenging the said decree on the ground that the

Plaintiff and her father were forced to sign compromise

terms. Grievance is also made in the First Appeal that

sons of the Plaintiff in whose share properties were

given by virtue of compromise decree are addicted to

vices and they have disposed of properties to the third

party. It is alleged that Plaintiff was not taken care

by her sons. Said appeal proceeded ex-parte and

eventually allowed as sons of the Plaintiff did not

appear before First Appellate Court.

3. Learned Counsel for the Applicants submit that

apparently judgment and decree of setting aside of

compromise decree is obtained in collusion by Plaintiff

and Defendants from the First Appellate Court. It is

her contention that for 10 long years decree is not

taken exception to but only after creation of third

party interests it is sought to be challenged. It is

her further contention that in the memo of appeal

before First Appellate Court it is clearly stated that

third party interest is created in respect of some of

the suit properties and as such, purchasers become

aggrieved party by setting aside of compromise decree

936-CA-2302-2023+.odt

passed by trial Court. She further contends that delay

caused in preferring present Appeal is genuine as

Appellants did not have knowledge of First Appeal.

According to her, having regard to the interest of the

Appellants in the suit properties, and as apparently a

collusive compromise decree has been obtained from the

First Appellate Court, it is a fit case to grant leave

to these Appellants to prefer Appeal against

impugned judgment and order. As far as application for

stay is concerned, it is contended that since the

Appellants are bona fide purchasers of the properties

for value and transaction in question has been entered

into on the basis of clear title of vendor and

hence, it is necessary to stay impugned judgment

and decree to the extent of properties of the

Appellant.

4. Learned Counsel for the Respondent opposed the

contentions by claiming that the suit properties were

belonging to the father of Plaintiff, as such, even her

sons had no right and title therein. Thus, according to

him, the decree passed by trial Court is rightly set

aside in First Appeal.

936-CA-2302-2023+.odt

5. Prima facie perusal of the Appeal memo filed

before First Appellate Court does not indicate that

decree passed by trial Court was challenged on any

other ground except on the ground that compromise

pursis was forced to be signed by Plaintiff and her

father. Having regard to this fact, prima facie this

Court finds no substance in the contention of learned

Counsel for the Respondent about raising challenge to

right of sons of Plaintiff in property. At this stage,

this Court finds no reason not to accept contention of

learned Counsel for Appellants that judgment and decree

obtained from First Appellate Court could possibly

collusive decree between mother and sons.

6. In view of the averments in the First Appeal,

it is clear that third party interest is already

created in favour of present Applicants, as such, at

this stage, Applicants could be considered as bona fide

purchasers of the properties in question. Since the

Applicants were not party to the original proceedings

and had no knowledge of the filing of the First Appeal,

delay caused in preferring present Appeal deserves to

be condoned. Having regard to the fact that the

936-CA-2302-2023+.odt

Applicants have legitimate interest in the properties

in question and they are aggrieved by the order passed

by First Appellate Court, leave is granted to these

Applicants to prefer Appeal.

7. Since transactions pertain to the some of the

suit properties of year 2013, 2016 and 2017 prior to

the filing of the Appeal by Plaintiff, it is just and

necessary to stay the impugned judgment and decree

passed by First Appellate Court to the extent of

properties of Appellants herein.

8. In view of above, applications for leave to

file appeal, condonation of delay and stay are allowed.

There would be stay to the impugned judgment and decree

passed by First Appellate Court to the extent of

properties of Appellants till further order.

9. Appeal be registered.

(R. M. JOSHI, J.) Malani

 
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