Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Murlidhar Laxman Patil vs Sudhakar Laxman Patil And Ors
2024 Latest Caselaw 26679 Bom

Citation : 2024 Latest Caselaw 26679 Bom
Judgement Date : 23 October, 2024

Bombay High Court

Murlidhar Laxman Patil vs Sudhakar Laxman Patil And Ors on 23 October, 2024

2024:BHC-AUG:26156




                                              (1)                   [fa784.20]

                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                BENCH AT AURANGABAD

                              FIRST APPEAL NO. 784 OF 2020

           Sudhakar Laxman Patil                               ..    Appellant
           Age. 75 years, Occ. Agri.,                                [ori.plaintiff
           R/o. Makrandnagar, Varangaon,                             No.1]
           Tq. Bhusawal, Dist. Jalgaon.

                                           VERSUS

           1.    Murlidhar Laxman Patil                        ..    Respondents
                 Age. 67 years, Occ. Lawyer,                         (Res.1&2- ori.
                 R/o. Lokdarshan, C wing 609,                        deft. & Res.3 -
                 6th floor, Marol Maroshi Road,                      ori. Plntf.No.2)
                 Military Road, Wamandayapada,
                 Andheri East, Mumbai.

           2.    Dilip Ananda Kolhe,
                 Age. 65 years, Occ. Business,
                 R/o. 78, Housing Society,
                 In front of Nutan Maratha College,
                 Jalgaon.

           3.    Tushar Madhukar Patil
                 Age. 47 years, Occ. Agri.,
                 R/o. Gandhi Chauk, Varangaon,
                 Tq. Bhusawal, Dist. Jalgaon.

                                        WITH
                          CIVIL APPLICATION NO. 4416 OF 2023
                          CIVIL APPLICATION NO. 4694 OF 2023

           Mr.Swapnil S. Patil, Advocate for the appellant.
           Mr.V.D.Hon, Sr. Advocate i/b. Mr. A.V. Hon, Advocate for respondent No.1.
           Mr.Girish Rane, Advocate for respondent No.2.

                                      CORAM         : KISHORE C. SANT, J.
                                      RESERVED ON   : 30.07.2024
                                      PRONOUNCED ON : 23.10.2024
                                      (2)                   [fa784.20]



JUDGMENT :

-

01. This appeal arises out of an order passed by the learned Civil

Judge, Senior Division, Jalgaon below application Exh.45 in Special Civil

Suit No.56 of 2018. By way of the impugned order, the learned Trial

Judge allowed the application filed by the defendants under Order VII

Rule 11 (a) and (d) and section 151 of the Civil Procedure Code and

rejected the plaint, vide order dated 16.10.2019.

02. The suit was filed by the present appellant for partition of the

suit properties, separate possession and for compensation of

Rs.25,00,000/-. Further injunction is prayed not to transfer suit

properties and not to create third party interest. The appellant is original

plaintiff No.1. Respondent Nos. 1 and 2 are original defendant Nos. 1

and 2. Plaintiff No.1 and defendant No.1 are real brothers. Plaintiff No.2

is nephew of plaintiff No.1 and defendant no.1, who is respondent No.3

in the appeal.

03. It is case of the plaintiffs that they are members of Hindu

joint family. Laxman Ramu Patil - Karta of joint family i.e. father of

plaintiff No.1 and defendant No.1 died on 26.08.2002, leaving behind (3) [fa784.20]

three sons and four daughters. After death of Laxman, the properties

were shown in the name of defendant No.1. It is further case that

defendant No.1 happens to be a lawyer. By keeping the plaintiffs in dark,

he shown that Survey No.464/4B+5 out of property 1 Hectare was

shown to have been partitioned. It is shown that 1 Hectare land was

allotted to him and tried to get his name entered vide Mutation Entry No.

20272. The said entry was not approved by the Circle officer as there

was no document or order in respect of the said land. However, again by

showing that the properties are partitioned, he got the said land entered

in his name vide Mutation Entry No. 20962 in 1987. Said land thereafter

was divided into two properties. Land admeasuring 1 Hectare was shown

in the name of defendant No.1. Remaining 2 Hectare 87 R land was

shown to be Survey No. 464/5B. It is thus stated that though the land

ought to have been partitioned amongst all the brothers, defendant No.1

got the said land in his own name. It is further alleged that by

agreement to sell dated 05.04.1997, defendant No.1 entered into

agreement with defendant No.2 by getting the property converted into

non-agriculture land. Land 464/4B+5A was shown to be of 10,000 sq.

mtr. and Survey No.464/5B was shown to be of 28,700 sq. mtr.

04. Pursuant to an agreement to sell dated 05.04.1997, (4) [fa784.20]

defendant No.2 had filed a suit bearing Special Civil Suit No.271 of 2002

and Special Civil Suit No.273 of 2002. Special Civil Suit No. 271 of 2002

was against defendant No.1 and Special Civil Suit No. 273 of 2002 was

against defendant No.1 and other joint family members. Thus all the

properties were shown to be joint family properties. In the said suit,

compromise took place between the parties. In Special Civil Suit No.271

of 2002, defendant No.1 accepted the land to the extent of 273.75 sq.

mtr. In Special Civil Suit No. 273 of 2002 out of 27225.09 sq. mtr.

defendant No.1 accepted land admesuring 2329.44 sq. mtr. and

remaining land was given to defendant No.2. It is case that after the

compromise land admeasuring 7603.19 sq. mtr. was shown to be

property of joint Hindu family. It was decided to partition the said land

amongst members. The area of 846 sq. mtr. was to be given to the

sisters. The remaining land admeasuring 6757.19 sq. mtr. was to be

partitioned in three shares of plaintiffs and defendant no.1. Thus, each

of the plaintiff and defendant No.1 are having 1/3rd share in the said

property.

05. It is further alleged that, however, defendant No.1, thereafter

by using his legal knowledge got executed relinquishment deed and gift

deed in his favour and got the said plots allotted to himself. Total land of (5) [fa784.20]

1483.44 sq. mtr. was thus transferred in the name of defendant No.1 by

relinquishment deed executed by all the family members. The land to

the extent of 939.90 sq.mtr. is still not given to other members by

defendant No.1. Plaintiff No.2 has also not yet received the area to the

extent of 768.95 sq. mtr. from defendant No.1. Though defendant was

entitled to receive only 2252.40 sq. mtr., however, he is in possession of

3961.25 sq. mtr. Thus, total area of 1708.85 sq. mtr. land is in

possession of defendant No.1 in excess to his share. With these

allegations and some other allegations, suit was filed. Ultimate prayer

was to put the plaintiff in possession of 2/3rd area as shown in para 10

to 15 of the plaint. Rs.25 lakhs was claimed by way of compensation

from defendant No.2.

06. Defendant No.1 appeared in the suit. He filed application

under Order VII Rule 11 (a) and (d) and section 151 of the CPC. It is the

main ground that the plaintiffs have raised dispute about mutation entry

No.20962 dated 24.11.1987. Said entry was made under the orders by

the Tahsildar, Jalgaon dated 27.10.1987. The said entry ought to have

been challenged before the Appellate Authority. It is further case that

the suit is not maintainable, as it seeks to challenge compromise decree

dated 16.02.2008 in Special Civil Suit No. 273 of 2002 and Special Civil (6) [fa784.20]

Suit no. 271 of 2002. The plaintiffs have not challenged the recording of

compromise and passing of the consent decree in the said Special Civil

Suits. There is no case that the said decrees are obtained by fraud,

coercion or misrepresentation. There are no particulars given etc.

07. The learned Trial Court accepted the case of defendant No.1

and rejected the plaint. The learned Trial Court also held that the

plaintiffs were aware of the fact that possessory rights in the said land

was transferred in the name of defendant No.1 in the year 1987 and still

the same was not challenged. Thus, there is no cause of action and the

suit is not maintainable. The Tahsildar's order taking entry dated

27.10.1987 is challenged after 31 years and thus barred by limitation.

The plantiff had knowledge of filing Special Civil Suit no. 271 of 2002,

wherein there was reference to revenue entries. They were parties to the

compromise decree dated 16.12.2008. The Trial Court did not accept the

theory of the plaintiff that recently they got the knowledge of giving 10%

more open space. The cause of action is taken to be imaginary. The

original plaintiffs are thus before this Court challenging the said

judgment and order.

08. The learned Advocate for the appellant Mr. Swapnil Patil (7) [fa784.20]

vehemently argued that the learned Trial Judge failed to appreciate the

case of the plaintiffs and has wrongly rejected the plaint. In the plaint,

there is clear averment that the plaintiff got knowledge very recently and

immediately thereafter they filed the suit. The learned Trial Court failed

to appreciate this fact. The learned Trial Court has practically

adjudicated the plaint on merit at preliminary stage. While considering

the application under Order 7 Rule 11, the Trial Court has to proceed only

on the basis of averments in the plaint. Respondent No.1 is a lawyer by

profession. By using his knowledge he has got the documents prepared

in his name. Triable issues are involved and it is necessary to try the

suit. The case laws cited were not properly appreciated. He thus

submits that the order impugned in the appeal deserves to be quashed

and set aside by restoring the suit.

09. The learned Sr. Advocate Mr. Hon for respondent No.1

submits that admittedly the property was a joint family property and

there was no dispute about the same. However, there was partition that

took place during the life time of father of plaintiff No.1 and defendant

No.1. Said partition was even acted upon by all the parties. The parties

were put in possession of the respective share in the property. The

plaintiffs have sold their land by demarcating plots. The defendant is in (8) [fa784.20]

possession of only land which was allotted to his share in the partition.

Under the garb of suit for partition, the plaintiff are trying to grab

property of defendant No.1. The prayer of compensation is totally

misconceived. The plaintiffs are parties to the compromise that took

place in 2008 in Special Suit No. 273 of 2012. No parties can be

permitted to go behind compromise decree. This is to the knowledge of

the plaintiff and there is also averment to that effect in the plaint. The

mutation entries were taken by following procedure in the name of

defendant No.1. The Court has only seen the pleadings and the

documents. Mere reference to the documents cannot be said to be

deciding the case on merit. It can be seen by mere reading of the plaint

that the entries taken in the year 1987 are being challenged in the suit.

There is no specific averment showing as to when the plaintiff got exact

knowledge of the sale-deed. If the suit was for partition, then all the

sisters were also necessary parties. He submits that the learned Trial

Court has rightly held that there is no challenge to the earlier partition.

No interference is required in the well reasoned order passed by the Trial

Court.

10. Learned Advocate Mr. Rane for respondent No.2 submits that

Special Civil Suit Nos. 271 of 2002 and 273 of 2002 both were (9) [fa784.20]

compromised. Father of plaintiff No.2 and plaintiff No.1 both have signed

the compromise. The annexures to the plaint are part of the plaint and

therefore looking to the annexures, the learned Trial Court can certainly

look into such annexures. In the earlier compromise decree, there is

reference to open space. Thus, it cannot be said that the parties were not

aware of the open space given to the share of defendant No.1. In the

compromise, all the properties are clearly mentioned including the area

of open space. Defendant No.2 is not liable to pay any compensation.

There is also no challenge to the compromise decree. There is no exact

date given of cause of action in the plaint. The pleadings in the plaint

are vague. He further submits that defendant No.2 is unnecessarily

added as party, when the dispute is only between family members. He

supports the order and prays for dismissal of the appeal.

11. In rejoinder the learned Advocate for the appellant submits

that in the present case compromise between the parties is not disputed.

The learned Trial Court has not considered case of Dahiben Vs.

Arvindbhai Kalyanji Bhanusali (Gujra) dead through LRs. & Ors.,

(2020) 7 SCC 366. There is clear averment in the plaint that defendant

No.1 purchased the flat in Mumbai from the income of joint family

property. The issue of limitation in this case is an issue requiring trial. In ( 10 ) [fa784.20]

the present case, it is a question of fact. The Court has passed

impugned order on extraneous considerations.

12. To appreciate the arguments and submissions of the parties,

it would be helpful to go through the judgments relied upon by the

parties. Learned Advocate for the appellant relied upon judgment in the

case of Chhotanben and Anr. Vs. Kiritbhai Jalkrushnabhai Thakkar,

reported in 2019 (2) Mh.L.J.17. In the said case the Hon'ble Apex

Court held that while considering application under Order VII Rule 11(d),

the Court has to only see the averments in the plaint. In the said case,

the Hon'ble Apex Court found that the plaintiff had asserted that suit is

filed immediately after getting knowledge about fraudulent sale-deed

executed by original defendant Nos. 1 and 2 by keeping them in dark. In

the facts of that case it was held that the Trial Court has rightly held that

the issue of limitation in that case was triable issue and therefore plaint

could not have been rejected under Order VII Rule 11(d) of the CPC.

There is no doubt about said proposition.

13. In the case of Urvashiben and Anr.Vs. Krishnakant

Manuprasad Trivedi reported in 2019 (1) ALL M.R. 483, the Hon'ble

Apex Court considered provisions of Order VII Rule 11 of the CPC with ( 11 ) [fa784.20]

the Limitation Act. In that case also an application was filed for rejection

of plaint stating that the suit was barred by limitation. It was held that

the said issue in the fact of that case, was required to be adjudicated

after trial. It was further held that assuming that there was inordinate

delay and latches on the part of the plaintiff, same cannot be a ground

for rejection of plaint under Order VII Rule 11 (d) of the CPC.

14. Next case relied upon by the appellant in Merit Magnum

Construction Vs. Nand Kumar Anant Vaity & Ors., 2014(7) ALL MR

252. In the said case Division Bench of this Court held that for rejection

of plaint at the stage of deciding application under Order VII Rule 11 of

the CPC, the pleadings are required to be seen as they stand without

adding or subtracting any words or by changing their apparent

grammatical sense. It was further considered that the issue of limitation

is a mixed question of law and fact which requires trial for adjudication of

the said issue. There is no doubt about the proposition.

15. In the case of Smt. Sushilabai wd/o. Bomenshaw

Byramji Vs. Smt. Kamlarukh we/o. DPR Cassad through LRs. &

Anr. reported in 2014(2) ALL MR 629, it was held that compromise

decree can be challenged. Their allegation was that the decree in ( 12 ) [fa784.20]

question was obtained by practicing fraud upon the plaintiff. It was also

held that while rejecting plaint, the Court cannot travel beyond statement

in the plaint. In the said case also the Court held that the question of

limitation is a mixed question of fact and law and under such

circumstances, rejection of plaint as barred by limitation amounts to

exercise of excess jurisdiction. So far as proposition of law all the cited

judgments is concerned, there is no dispute as the position is well settled

by now. It need to be kept in mind that where issue of limitation is a

mixed question of law and fact, the said needs to be decided by trial.

16. Learned Sr. Advocate Mr. V.D. Hon for respondent No.1 relied

upon judgment in the case of Colonel Shrawan Kumar Jaipuriyar Vs.

Krishna Nandan Singh and Anr., 2019 SCC OnLine SC 1358. Para

No. 10 of the said judgment is as under :-

10. This Court in Church of Christ Charitable Trust and Educational Society Represented by its Chairman v. Ponniamman Educational Trust Represented by its Chairman/ Managing Trustee 1 has referred to the earlier judgment of this Court in A.B.C. Laminart Pvt. Ltd. and Anotherv.

A.P. Agencies, Salem2 to explain that the cause of action means every fact which, if traversed, would be necessary for the plaintiff to prove in order to seek a decree and relief against the defendant. Cause of action requires infringement of the right or breach of an obligation and comprises of all material facts on which the right and claim for breach is founded, that is, some act done by the defendant to infringe and violate the right or breach an obligation. In T. Arivandanam v. T.V.Satyapal and Another this Court has held that if the plaint is manifestly vexatious, meritless and groundless, in the sense that it does not disclose a clear right to sue, it would be right and proper to exercise power under Order VII Rule 11 of the Code of Civil Procedure, 1908 ('Code', for short). A ( 13 ) [fa784.20]

mere contemplation or possibility that a right may be infringed without any legitimate basis for that right, would not be sufficient to hold that the plaint discloses a cause of action.

. The Hon'ble Apex Court ultimately allowed the application

filed under Order VII Rule 11 of the CPC.

17. In the case of Sree Surya Developers and Promoters Vs.

N. Sailesh Prasad & Ors., (2022) 5 SCC 736, the Hon'ble Apex Court

considered the provisions of Order 23 Rule 3-A and Order7 Rule 11(d) of

the CPC. In that case the plaintiff had claimed declaration of title,

recovery of possession, cancellation and revocation of gift deed,

declaration for development-cum-general power of attorney and deed of

assignment, which was subject matter of earlier suit, in which thereafter

compromise had taken place. In that case, it was correctly held that the

Trial Court rightly rejected the plaint in exercise of powers under Order 7

rule 11(d) of the CPC.

18. So far as case of Dahiben (supra) is concerned, the Hon'ble

Apex Court considered that the Court has to read averments in

conjunction with documents relied upon in plaint as a whole. The Court

has to see the substance and not only the form in which it is presented.

( 14 ) [fa784.20]

It is also held that the pleas taken by defendant in written statement is

also not relevant at that stage. If the Court finds that the suit is

manifestly vexatious, not disclosing any right to sue, it would be justified

in exercise of power under Rule 11(a). About cause of action the Hon'ble

Apex Court held that the Court has to find out as to whether plaint

discloses real cause of action or illusory cause of action created by clever

drafting. The Court has to see camouflage or suppression and if the Court

comes to a conclusion that the suit is vexatious and would be an abuse of

process of Court, the Court can exercise drastic power under Order VII,

Rule 11 and reject the plaint.

19. In the case of Raghwendra Sharan Singh Vs. Ra.

Prasanna Singh (dead) by LRs. reported in (2020) 16b SCC 601,

the plaintiff had not prayed for setting aside gift deed. It was held that

said prayer is made cleverly, as in that case the suit would have been

clearly barred by limitation in view of Article 59 of the Limitation act. The

Court in that case held that rejection of plaint was proper and rejected

the suit.

20. In the case of Kesharbai alias Pushpabai Eknathrao

Nalawade (dead) By LRs. Vs. Tarabai Prabhakarrao Nalawade & ( 15 ) [fa784.20]

Ors., reported in (2014) 5 SCC 707, the Hon'ble Apex Court held that

once partition takes place in the family, presumption would be that all

properties stood partitioned. In such cases, burden would be on the

party to prove exclusion of certain property, who asserts the same to be

joint. In that case the learned Trial Court found that earlier there was

partition in the family by family arrangement and rejected the suit. Said

order was held to be correct.

21. In the case of N.V. Srinivasa Murthy and Ors. Vs.

Mariyamma (dead) by proposed LRs. & ors., reported in (2005) 5

SCC 548, the Hon'ble Apex Court held that by omitting to claim relief

necessary in the facts and claiming other relief, just to avoid bar of

limitation is not permissible.

22. Learned Advocate Mr. Rane for respondent No. 2 also relies

upon judgment in the case of Sree Surya (supra) by inviting attention

the fact that compromise decree was passed in a suit, when one of the

parties was minor. The compromise was entered into by his father. On

attaining majority, said person filed a suit through general power of

attorney for declaration of right, title and interest over the suit

properties. He prayed for revocation of gift deed as null and void.

( 16 ) [fa784.20]

Therein the defendant-appellant filed application for rejection of plaint on

the ground that suit for setting aside consent decree would be barred

under Order 23 Rule 3A of the CPC. This application came to be allowed

by the Trial Court holding that no independent suit would be maintainable

against compromise decree. It is this order, that was confirmed by the

Hon'ble Apex Court holding that the Trial Court rightly rejected the plaint.

. In the present case also, there was already a suit that was

compromised. Though the said compromise decree is not challenged but

a declaration is sought that the said compromise decree is not binding.

In the present case, it is considered mainly for the reason that the

parties were aware of the said compromise decree, wherein the present

suit property was involved.

23. Learned Advocate Mr. Rane for respondent No.2 further relied

upon judgment in the case of Rajendra Bajoria and Others Vs.

Hemant Kumar Jalan & Ors. reported in 2021 SCC OnLine SC 764.

In the said case the Hon'ble Apex Court held that reading of the

averments made in the plaint should not only be formal but also

meaningful. Clever drafting creating illusion of cause of action needs to

be seen. Para No.17 of the said judgment reads as under :-

( 17 ) [fa784.20]

"17. It could thus be seen that the court has to find out as to whether in the background of the facts, the relief, as claimed in the plaint, can be granted to the plaintiff. It has been held that if the court finds that none of the reliefs sought in the plaint can be granted to the plaintiff under the law, the question then arises is as to whether such a suit is to be allowed to continue and go for trial. This Court answered the said question by holding that such a suit should be thrown out at the threshold. This Court, therefore, upheld the order passed by the trial court of rejecting the suit and that of the appellate court, thereby affirming the decision of the trial court. This Court set aside the order passed by the High Court, wherein the High Court had set aside the concurrent orders of the trial court and the appellate court and had restored and remanded the suit for trial to the trial court."

24. On this legal position, this Court has to deal with the

submissions of the parties to the present case. About the facts, which

are discussed in the initial paragraphs, there is no dispute that earlier

two suits were filed by respondent No.2, wherein compromise took place.

The plaintiffs have knowledge as they were also parties to the said suits

and also to compromise. Present suit property was also subject matter

of the suits. It has also come on record that in 1987 itself there was

partition and parties were put in possession of the respective shares. On

this accepted position, this Court has to carefully see as to whether any

cause of action is shown to have arisen in filing the present suit in 2018.

So far as averment in respect of date of cause of action, it is only stated

that the plaintiff recently got the knowledge that the defendant No.1 has

given some plots with open space to defendant No.2. In-fact, there it is ( 18 ) [fa784.20]

mentioned in the plaint about earlier facts, still while stating cause of

action, it is conveniently avoided to mention the said. Even date of exact

knowledge and how plaintiff got knowledge is not mentioned.

Conveniently even no prayer is made in respect of compromise decree.

This is clearly an instance of clever drafting.

25. From reading of the judgment it is clear that annexures and

the documents annexed to the plaint are also need to be seen as a part

of plaint. The contention of the plaintiff that the Court has to look inly to

the averments in the plaint and should not look into annexures without

any substance. The learned Court in the present case rightly looked into

the annexures. The reliance of the appellant on the judgment in the case

of Chhotanben (supra) is of no any help to him. The judgment in the

case of Urvashiben (supra) is also of no help.

26. Looking to the plaint in the present case the limitation is not

a mixed question of fact and law. There are two admitted facts, first that

in 1987, the partition took place and secondly that in 2002, there were

two suits filed and those were compromised. Plaintiff No.1 and father of

plaintiff No.2 were parties to those compromise decrees. Merely no relief

is sought in respect of compromise decrees, will not free the plaintiffs ( 19 ) [fa784.20]

from the clutches of the Limitation Act. Limitation is, therefore, in the

present case, purely a question of law, as the facts are admitted. It can

be easily made out that in 1987, there was cause of action and also there

was cause of action in 2002. Thus, no trial is required to decide the

limitation in the present case. Thus, reliance on Merit Magnum

(supra) is misplaced. Further argument that the exclusion of certain

property from partition would require trial is also without any substance

as in the present case the suit itself is beyond limitation. This Court,

thus, is not in a position to accept the arguments of learned Advocate for

the appellant.

27. So far as arguments by defendant No.1 are concerned, it is

argued that it is duty of the Court to see that the suit is within limitation,

the documents referred in the plaint and annexed to the plaint forms

basis of the plaint. This submission is based on judgment in the case of

Dahiben (supra). This Court does not find any difficulty in accepting

this submission. There are documents on record showing that father of

plaintiff No.1 and defendant No.1 was a tenant, his name was entered in

record in 1976. The material entries are on record showing that the

partition of land has taken place on 34.11.1987. Same was even

certified on 09.12.1987. Copy of Mutation Entry was obtained by the ( 20 ) [fa784.20]

plaintiff on 26.02.2008. From the record, it is clear that the plaintiff had

knowledge of the partition, when there is mention about the suit

properties.

28. Keeping in mind above submissions and judgments cited by

the parties, we need to examine the order passed by the learned Trial

Court. This Court finds that the Trial Court has rightly considered all the

aspects. It considered that the compromise decrees are passed on

16.02.2008. The plaintiffs did not take any objection to the compromise

decrees. On the contrary they are the parties to it. So far as Mutation

Entry No. 20962 in respect of 1 Hectare of land taken in 1987 is

concerned, it also shows that the plaintiffs had knowledge of the

partition. Even the present suit land was a part of Special Civil Suit No.

271 of 2002. The learned Trial Court has thus considered that defendant

No.1 was exclusive owner of the suit property in Special Civil Suit No.

271 of 2002. So called gift deed dated 14.04.2016 also shows that there

is already a partition between the members of the joint family of plaintiff

and defendant No.1 and as such now there is no joint family in existence.

The learned Trial Court further rightly considered that the plaintiff failed

to show that the property described in plaint para No. 2B is joint family

property. The learned Trial Court also considered that the cause of action ( 21 ) [fa784.20]

is illusory and vague. This Court finds that the judgments are rightly

appreciated by the Trial Court. This Court does not find any illegality or

perversity in the order passed by the learned Trial Judge. No

interference is called for in the impugned order. This Court has no

hesitation to record that no case is made out to call for interference in

the impugned order at the hands of this Court. The appeal, therefore,

deserves to be dismissed. Hence, the following order :-

ORDER

(i) First Appeal No. 784 of 2020 is dismissed with no order as to costs.

(ii) In view of disposal of the First Appeal, pending Civil Applications also stand disposed off.

[KISHORE C. SANT, J.]

. At this stage, learned Advocate for the appellant requests for continuation of status-quo order passed by this Court earlier. Said request is opposed by learned Advocates for both the respondents, stating that the appellant is claiming land to the extent of 939.90 sq. mtr. only.

. Considering above, there shall be status-quo only to the extent of the land claimed by the appellant in the plaint for a period of 8 (eight) weeks from today.

[KISHORE C. SANT, J.] snk/2024/oct24/fa784.20

 
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