Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vimal Bhausaheb Nabde vs The Sub Divisional Officer And Others
2025 Latest Caselaw 1372 Bom

Citation : 2025 Latest Caselaw 1372 Bom
Judgement Date : 4 August, 2025

Bombay High Court

Vimal Bhausaheb Nabde vs The Sub Divisional Officer And Others on 4 August, 2025

2025:BHC-AUG:20525
                                                    1
                                                            5074.2022WP+.odt

                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                     BENCH AT AURANGABAD

                                 WRIT PETITION NO. 5074 OF 2022

                     Vimal W/o. Bhausaheb Nabde
                     Age : 50 years, Occ : Agril,
                     R/o Sirasgaon, Tq. Newasa,
                     Dist. Ahmednagar.
                                                          ..PETITIONER
                                VERSUS

                     1.   The Sub Divisional Officer,
                          Ahmednagar, Dist. Ahmednagar.

                     2.   The Tahsildar,
                          Tahsil Office, Newasa,
                          Tq. Newasa, Dist. Ahmednagar.

                     3.   Radhakisan Sandipan Thorat,
                          Age : 49 years, Occ : Agril,
                          R/o Sirasgaon, Tq. Newasa,
                          Dist. Ahmednagar.

                     4.   Sanjay D/o Sandipan Thorat
                          Age : 43 years, Occ : Agril.,
                          R/o as above.

                     5.   Hirabai W/o Asaram Fukte
                          Age : 56 years, Occ : Agril.,
                          R/o As above.

                     6.   Barku S/o Dagdu Auti
                          Age : 43 years, Occ : Agril.,
                          R/o As above.

                     7.   Shivaji S/o Dagdu Auti
                          Age : 50 years, Occ : Agril.,
                          R/o As above.

                     8.   Babasaheb S/o Dagdu Auti,
                          Age : 46 years, Occ : Agril,
                          R/o As above.
                                2
                                                5074.2022WP+.odt

9.    Sunanda W/o Shankar Auti
      Age : 49 years, Occ : Agril,
      R/o As above.
                                              ..RESPONDENTS
                              ...
Mr.D.A. Mane, Advocate for the petitioner
Mr.N.D. Raje, AGP for the respondent/State.
Mr.S.V. Jadhawar, Advocate for respondent Nos.3 and 4.
                               ...
                             AND
             WRIT PETITION NO. 5155 OF 2022

1.    Santosh Bhausaheb Waghmode
      Age : 32 years, (Major), Occ. Agri.,
      R/o Babhulgaon, Taluka Rahuri,
      Dist. Ahmednagar.

2.    Amol Ramdas Waghmode,
      Age : 26 years, Occ : Agril.,
      R/o Babhulgaon, Tq. Rahuri,
      Dist. Ahmednagar.
                                              ..PETITIONERS
            VERSUS

1.    The State of Maharashtra,
      through the Collector, Ahmednagar.

2.    The Sub Divisional Officer/
      The Deputy Collector, Shrirampur Division,
      Shrirampur, Dist. Ahmednagar.

3.    The Tahsildar, Tahsil Office, Rahuri,
      Tq. Rahuri, Dist. Ahmednagar.

4.    Mr. Dada Raibhan Waghmode
      Age : Major, Occ : Agril.,
      R/o Babhulgaon, Tq. Rahuri,
      Dist. Ahmednagar.                      ..RESPONDENTS
                               ...
Mr.V.B. Jagtap, Advocate for the petitioners
Mr. R.D. Raut, AGP for the respondent/State.
Mr. R.S. Kasar, Advocate for respondent No.4.
                               3
                                            5074.2022WP+.odt

                            AND


            WRIT PETITION NO. 5623 OF 2022

1.   Sitaram S/o Dhula Gaikwad
     Age : 71 years, Occ : Agriculture,
     R/o Borsar (Kh), Tq. Kannad,
     Dist. Aurangabad.

2.   Dattu S/o Nana Gaikwad
     Age : 35 years, Occ : Agriculture,
     R/o Borsar (Kh), Tq. Kannad,
     Dist. Aurangabad.

3.   Pundlik S/o Jagannath Gaikwad
     Age : 33 years, Occ ; Agriculture,
     R/o Borsar (Kh), Tq. Kannad,
     Dist. Aurangabad.

4.   Sunil S/o Jagannath Gaikwad
     Age : 42 years, Occ : Agriculture,
     R/o Borsar (Kh), Tq. Kannad,
     Dist. Aurangabad.
                                          ..PETITIONERS
           VERSUS

1.   The State of Maharashtra
     through the Secretary,
     Revenue Department, Mantralaya,
     Mumbai.

2.   The Deputy Collector (EGS),
     Aurangabad.

3.   The Tahsildar, Kannad,
     Dist. Aurangabad.

4.   Appa S/o Laxman Gaikwad
     Age : 55 years, Occ : Agriculture,
     R/o Jod Borsar, Tq. Kannad,
     Dist. Aurangabad.
                                4
                                             5074.2022WP+.odt

5.    Vitthal S/o Laxman Gaikwad
      Age : 53 years, Occ : Agriculture,
      R/o Job Borsar, Tq. Kannad,
      Dist. Aurangabad.

6.    Eknath S/o Laxman Gaikwad
      Age : 50 years, Occ : Agriculture,
      R/o Job Borsar, Tq. Kannad,
      Dist. Aurangabad.

7.    Janardhan S/o Pandurang Gaikwad
      Age : 45 years, Occ : Agriculture,
      R/o Job Borsar, Tq. Kannad,
      Dist. Aurangabad.

8.    Madhav S/o Sakhahari Gaikwad
      Age : 50 years, Occ : Agriculture,
      R/o Job Borsar, Tq. Kannad,
      Dist. Aurangabad.

9.    Lata W/o Karbhari Gaikwad
      Age : 45 years, Occ : Agriculture,
      R/o Job Borsar, Tq. Kannad,
      Dist. Aurangabad.
                                           ..RESPONDENTS
                              ...
Mr.K.F. Shingare, Advocate for the petitioners
Mr. V.S. Badakh, AGP for the respondent/State.
Mr. N.D. Sonavane, Advocate for respondent Nos.4 to 9.
                               ...
                             AND
             WRIT PETITION NO. 6895 OF 2022

1.    Lata Manohar Magar
      Age : 52 years, Occ : Agri.,

2.    Manohar Dhondiba Magar
      Age : 57 years, Occ : Agri.,

      Both R/o Sade, Tq. Kopargaon,
      Dist. Ahmednagar.
                                           ..PETITIONERS
                                5
                                            5074.2022WP+.odt

            VERSUS

1.    Rekha Bhaskarrao Gade
      Age : 57 years, Occ : Agri.,

2.    Gokul Punja Barhate
      Age : 53 years, Occ : Agri.,

3.    Eknath Dhondiba Magar
      Age : 61 years, Occ : Agri.,

      All R/o Sade, Tq. Kopargaon,
      Dist. Ahmednagar.
                                          ..RESPONDENTS
                              ...
Mr.P.M. Borde h/f Mr.Shailesh S. Chapalgaonkar, Advocate for
the petitioners
Mr. A.D. Sonkawade, Advocate for respondent No.1.
                           ...
                         AND
             WRIT PETITION NO. 7499 OF 2022

1.    Sunil Govardhan Kabra
      Age : 55 years, Occ : Agri.,
      R/o Sai Palace, K-10,
      Tirupati Supreme Enclave,
      Jalan Nagar, Aurangabad.

2.    Anil Govardhan Kabra
      Age : 51 years, Occ : Agri.,
      R/o Govardhan Niwas,
      Opposite District Court,
      Aurangabad.
                                          ..PETITIONERS
            VERSUS

1.    The Sub-Divisional Officer,
      Bhokardan, Dist. Jalna.

2.    The Tahsildar/Mamlatdar,
      Jafrabad, Tq. Jafrabad,
      Dist. Jalna.
                                 6
                                            5074.2022WP+.odt

3.     The Circle Officer,
       Tembhurni, Tq. Jafrabad,
       Dist. Jalna.

4.     Dinkarrao Marotrao Deshmukh
       Age : 45 years, Occ : Agri.,

5.     Suresh Kisanrao Deshmukh
       Age : 41 years, Occ : Agri.,

6.     Bhagwanrao Marotrao Deshmukh
       Age : 50 years, Occ : Agri.,

7.     Jagannath Marotrao Deshmukh
       Age : 49 years, Occ : Agri.,

8.     Vasant Vyankatrao Deshmukh,
       Age : 50 years, Occ : Agri.,

9.     Smt. Sunita Kisanrao Ambhore
       (Died) Through her legal heirs

9.1.   Sunil Kisanrao Ambhore
       Age : 48 years, Occ : Agri.,

9.2.   Neeta Sarjerao Patil
       Age : 45 years, Occ : Agri.,

9.3.   Geeta Narayan Mule
       Age : 43 years, Occ : Agri.,

9.4.   Anil Kisanrao Ambhore
       Age : 38 years, Occ : Agri.,

       All R/o Timbhurni, Tal. Jafrabad,
       Dist. Jalna.

10.    Smt. Kavitatai Ganeshrao Deshmukh
       Age : 39 years, Occ : Agri.,

11.    Smt. Sandhyatai Rameshrao Deshmukh
       Age : 40 years, Occ : Agri.,
                                7
                                        5074.2022WP+.odt


12.   Sau. Padmini Vasantrao Deshmukh
      Age : 30 years, Occ : Agri.,

13.   Sau. Hausabai Shamrao Gaikwad
      Age : 50 years, Occ : Agri.,

14.   Sandip Shamrao Gaikwad
      Age : 50 years, Occ : Agri.,

15.   Sudhakar Baliram Waghmode
      Age : 45 years, Occ : Agri.,

16.   Bhagwan Rajaram Deshmukh
      Age : 42 years, Occ : Agri.,

17.   Abarao Rajaram Deshmukh
      Age : 48 years, Occ : Agri.,

18.   Shivaji Aheluba Deshmukh,
      Age : 46 years, Occ : Agri.,

19.   Ankush Pandurang Chaure
      Age : 45 years, Occ : Agri.,

20.   Shrirang Sukhdeo Chaure
      Age : 53 years, Occ : Agri.,

21.   Girish Jagannath Deshmukh
      Age : 52 years, Occ : Agri.,

22.   Shantabai Jagannath Deshmukh
      Age : 55 years, Occ : Agri.,

23.   Sandip Dinkarrao Deshmukh
      Age : 49 years, Occ : Agri.,

24.   Anand Dinkarrao Deshmukh
      Age : 47 years, Occ : Agri.,

25.   Sau. Sangita Suresh Deshmukh
      Age : 30 years, Occ : Agri.,
                                8
                                               5074.2022WP+.odt

      Respondent Nos.4 to 25 All
      R/o Tembhurni, Tq. Jafrabad,
      Dist. Jalna.
                                            ..RESPONDENTS
                              ...
Mr.A.M. Hajare, Advocate for the petitioners
Mr. R.D. Raut, AGP for the respondent/State.
Mr.V.R. Dhorde, Advocate for respondent Nos.4 to 25.
                               ...
                             AND
             WRIT PETITION NO. 7526 OF 2022

Bismillabi Amanulla Khan
Age : 76 years, Occ : Agricultural,
R/o At-Chikalthan, Taluka-Kannad,
Dist. Aurangabad, Maharashtra - 431 103.
                                            ..PETITIONER
            VERSUS

1.    Kalpanabai Murlidhar Raghu
      Age : 55 years, Occ : Agricultural,

2.    Vijay Murlidhar Raghu
      Age : 30 years, Occ : Agricultural,

       Both R/o At-Chikalthan, Taluka-Kannad,
       Dist. Aurangabad, Maharashtra - 431 103.
                                           ..RESPONDENTS
                               ...
Mr.A.A. Kokad, Advocate for the petitioner
Mr.P.S. Pawar, Advocate for respondent Nos.1 and 2.
                               ...
                             AND
             WRIT PETITION NO. 8819 OF 2022

1.    Digambar S/o Shivaji Marathe
      Age : 38 years, Occ : Service and Agriculturist,
      R/o Bhadgaon Peth, Tq. Bhadgaon,
      Dist. Jalgaon.
                               9
                                              5074.2022WP+.odt

2.   Dagadu S/o Shivaji Marathe
     Age : 41 years, Occ : Service and Agriculturist,
     R/o Bhadgaon Peth, Tq. Bhadgaon,
     Dist. Jalgaon.
                                           ..PETITIONERS
            VERSUS

1.   The Sub-Divisional Officer,
     Pachora,
     Through Sub-Divisional Office, Pachora

2.   The Tehsildar, Bhadgaon,
     Through Tehsil Office, Bhadgaon.

3.   Pratap S/o Arjun Patil
     Age : 62 years, Occ : Agriculturist,
     R/o Bhadgaon Peth, Tq. Bhadgaon,
     Dist. Jalgaon.

4.   Sandhyabai W/o Prataprao Patil
     Age : 57 years, Occ : Agriculturist,
     R/o Bhadgaon Peth, Tq. Bhadgaon,
     Dist. Jalgaon.

5.   Rajani W/o Arun Wani
     Age : 52 years, Occ : Agriculturist,
     R/o Bhadgaon Peth, Tq. Bhadgaon,
     Dist. Jalgaon.

6.   Ganesh S/o Dattu Wani
     Age : 24 years, Occ : Agriculturist,
     R/o Bhadgaon Peth, Tq. Bhadgaon,
     Dist. Jalgaon.

7.   Salochanabai W/o Ramesh Patil
     Age : 67 years, Occ : Agriculturist,
     R/o Bhadgaon Peth, Tq. Bhadgaon,
     Dist. Jalgaon.

8.   Rajendra S/o Bhavrao Patil
     Age : 52 years, Occ : Agriculturist,
     R/o Bhadgaon Peth, Tq. Bhadgaon,
     Dist. Jalgaon.
                               10
                                               5074.2022WP+.odt

9.    Ramkrishna S/o Bhavrao Patil
      Age : 64 years, Occ : Agriculturist,
      R/o Bhadgaon Peth, Tq. Bhadgaon,
      Dist. Jalgaon.

10.   Lilabai W/o Lotan Patil
      Age : 62 years, Occ : Agriculturist,
      R/o Bhadgaon Peth, Tq. Bhadgaon,
      Dist. Jalgaon.

11.   Kashinath S/o Narayan Patil
      Age : 60 years, Occ : Agriculturist,
      R/o Bhadgaon Peth, Tq. Bhadgaon,
      Dist. Jalgaon.

12.   Kalpanabai W/o Vithhal Patil
      Age : 37 years, Occ : Agriculturist,
      R/o Bhadgaon Peth, Tq. Bhadgaon,
      Dist. Jalgaon.

13.   Sindhubai W/o Ramesh Marathe
      Age : 67 years, Occ : Service and Agriculturist,
      R/o Bhadgaon Peth, Tq. Bhadgaon,
      Dist. Jalgaon.

14.   Dilip S/o Ramesh Marathe
      Age : 50 years, Occ : Agriculturist,
      R/o Bhadgaon Peth, Tq. Bhadgaon,
      Dist. Jalgaon.

15.   Kiran S/o Ramesh Marathe
      Age : 48 years, Occ : Agriculturist,
      R/o Bhadgaon Peth, Tq. Bhadgaon,
      Dist. Jalgaon.

16.   Deepak S/o Ramesh Marathe
      Age : 46 years, Occ : Agriculturist,
      R/o Bhadgaon Peth, Tq. Bhadgaon,
      Dist. Jalgaon.

17.   Prashant S/o Ramesh Marathe
      Age : 44 years, Occ : Agriculturist,
      R/o Bhadgaon Peth, Tq. Bhadgaon,
      Dist. Jalgaon.
                               11
                                               5074.2022WP+.odt


18.   Hirabai W/o Bhila Gaikwad
      Age : 57 years, Occ : Agriculturist,
      R/o Bhadgaon Peth, Tq. Bhadgaon,
      Dist. Jalgaon.

19.   Madhavrao S/o Shankar Gaikwad
      Age : 72 years, Occ : Agriculturist,
      R/o Bhadgaon Peth, Tq. Bhadgaon,
      Dist. Jalgaon.

20.   Mirabai W/o Bapu Gaikwad
      Age : 67 years, Occ : Agriculturist,
      R/o Bhadgaon Peth, Tq. Bhadgaon,
      Dist. Jalgaon.

21.   Santosh S/o Baburao Marathe
      Age : 57 years, Occ : Agriculturist,
      R/o Bhadgaon Peth, Tq. Bhadgaon,
      Dist. Jalgaon.

22.   Sumanbai W/o Uttam Patil
      Age : 58 years, Occ : Agriculturist,
      R/o Bhadgaon Peth, Tq. Bhadgaon,
      Dist. Jalgaon.
                                             ..RESPONDENTS
                               ...
Mr.Swapnil S. Patunkar for J.P. Legal Associates, Advocate for
the petitioners
Dr. Kalpnata Patil Bharaswadkar, Addl. GP for the
respondent/State.
                               ...
                             AND
              WRIT PETITION NO. 8920 OF 2022

Premraj S/o Achutrao Varat
Age : 45 years, Occ : Agriculture,
R/o Pimpalgaon Kanada, Tq. Georai,
Dist. Beed.
                                             ..PETITIONER
            VERSUS

1.    The Sub-Divisional Office at Beed,
      Tq. & Dist. Beed.
                                 12
                                              5074.2022WP+.odt


2.    The Tahsildar Office Georai,
      Tq. Georai, Dist. Beed.

3.    The Nayab Tahsildar, Georai,
      Tq. Georai, Dist. Beed.

4.    The Circle Officer, Pachegaon,
      Tq. Georai, Dist. beed.

5.    The Talathi Pachegaon,
      Tq. Georai, Dist. Beed.

6.    Murlidhar S/o Laxman Warat
      Age : 50 years, Occ : Agri.,
      R/o Pimpalgaon Kanada,
      Tq. Georai, Dist. Beed.
                                            ..RESPONDENTS
                              ...
Mr.Sanket S. Kulkarni h/f Mr. D.B. Pookale, Advocate for the
petitioner
Mr. V.S. Badakh, AGP for the respondent/State.
Mr. S.R. Shirsat, Advocate for respondent no.6.
                                ...
                             AND
             WRIT PETITION NO. 3270 OF 2022

1.    Motilal S/o Nirranjan Bharathi
      Age : 57 years, Occ : Service & Agriculture,

2.    Sow. Vandanabai Motilal Bharati,
      Age : 51 years, Occ : Household,

3.    Maharu Niranjan Bharati
      Age : 64 years, Occ : Agriculture,

      All R/o Salave, Tq. Shindkhed,
      Dist. Dhule
                                            ..PETITIONERS
            VERSUS
                                13
                                                5074.2022WP+.odt

1.    Sunita Bajirao Mali
      Age : 43 years, Occ : Household,

2.    Chindhabai Vishram Mali
      Age : 66 years, Occ : Household,

      All R/o Salave, Tq. Shindkhed,
      Dist. Dhule

3.    Shobhabai Shivdas Mahajan
      (Deleted as per Court order
      dated 14.07.2022).

4.    The Tahsildar, Dondaicha,
      Tq. Shindkhed, Dist. Dhule.

5.    Sub-Divisional Officer, Shirpur,
      Tq. Shindkhed, Dist. Dhule.
                                           ..RESPONDENTS
                              ...
Mr.M.V. Salunke, Advocate for the petitioners
Mr.V.M. Chate, AGP for the respondent/State.
Mr. M.S. Shah, Advocate for respondent nos.1 and 2.
                             AND
            WRIT PETITION NO. 11246 OF 2022

1.    Kailash S/o Jagannath Sonawane
      Age : 61 years, Occ : Agri.,

2.    Pundlik S/o Jagannath Sonawane
      Age : 57 years, Occ : Agri.,

3.    Ashok S/o Jagannath Sonawane
      Age : 40 years, Occ : Agri.,

4.    Jagdish S/o Pundlik Sonawane
      Age : 33 years, Occ : Agri.,
      All residents of Dabhadi,
      Tq. Kannad, Dist. Aurangabad.
                                           ..PETITIONERS
            VERSUS
                                 14
                                                 5074.2022WP+.odt

1.    The State of Maharashtra
      Through the Department of Revenue and Forest,
      Mantralaya, Mumbai.

2.    The Sub-Divisional Officer,
      Kannad, Dist. Aurangabad.

3.    The Tahsildar
      Kannad, Dist. Aurangabad

4.    Ambadas S/o Ramrao Sonawane
      Age : 70 years, Occ : Agri.,

5.    Shivaji S/o Ramrao Sonawane
      Age : 55 years, Occ : Agri.,

6.    Dilip S/o Ambadas Sonawane
      Age : 35 years, Occ : Agri.,

7.    Amol S/o Shivaji Sonawane
      Age : 30 years, Occ : Agri.,

8.    Radhikabai W/o Ambadas Sonawane
      Age : 65 years, Occ : Agri.,

9.    Sangeeta W/o Shivaji Sonawane
      Age : 48 years, Occ : Agri.,

      All residents of Dabhadi,
      Tq. Kannad, Dist. Aurangabad.         ..RESPONDENTS
                              ...
Mr.K.F. Shingare, Advocate for the petitioners
Mr.V.S. Badakh, AGP for the respondent/State.
Mr.A.R. Ban h/f Mr.R.V. Gore, Advocate for respondent nos.4 to 9.
                            ...
                           AND
              WRIT PETITION NO. 3623 OF 2024

1.    Ratnakar S/o Vasantrao Bulge
      Age : 52 years, Occ : Agriculture,
      R/o Surangali, Tq. Bhokardan,
      Dist. Jalna.
                              15
                                              5074.2022WP+.odt

2.   Prasad S/o Ratnakar Bulge
     Age : 26 years, Occ : Agriculture,
     R/o Surangali, Tq. Bhokardan,
     Dist. Jalna.

3.   Meenabai W/o Ratnakar Bulge
     Age : 40 years, Occ : Agriculture,
     R/o Surangali, Tq. Bhokardan,
     Dist. Jalna.
                                            ..PETITIONERS
           VERSUS

1.   Anantrao S/o Vasantrao Bulge
     (Died) Through his. L.Rs.

1-A. Vijayabai W/o Anantrao Bulge
     Age : 60 years, Occ : Housewife,
     R/o Surangali, Tq. Bhokardan,
     Dist. Jalna.

1-B. Mangesh S/o Anantrao Bulge
     Age : 42 years, Occ : Service,
     R/o Surangali, Tq. Bhokardan,
     Dist. Jalna.

1-C. Umesh S/o Anantrao Bulge
     Age : 35 years, Occ : Housewife,
     R/o Surangali, Tq. Bhokardan,
     Dist. Jalna.

2.    Yogesh S/o Anantrao Bulge
      Age : 60 years, Occ : Agriculture,
      R/o Surangali, Tq. Bhokardan,
      Dist. Jalna.                    ..RESPONDENTS
                              ...
Mr.S.M. Kshirsagar, Advocate for the petitioners
Mr. M.D. Deshpande, Advocate for respondent nos.1-A to 1-C
and 2.
                             ...
           CORAM               :      ROHIT W. JOSHI, J.
           RESERVED ON        :       9th JULY, 2025
           PRONOUNCED ON:             4th AUGUST, 2025
                                   16
                                                    5074.2022WP+.odt


JUDGMENT :

. All these petitions arise out of proceedings under

the Mamlatdars' Courts Act, 1906 (hereinafter referred to as

"the Act"). The controversy in all these cases pertains to

orders passed under Section 5(2) of the Act whereby the

learned Mamlatdar has passed the order directing the

petitioners to remove obstruction on road claimed by the

respondents/original plaintiffs. The petitioners in all these

petitions are original defendants in proceedings filed under

Section 5 of the Act. In all these cases, the learned Mamlatdar

had passed order against the petitioners directing removal of

obstruction. The petitioners filed revision applications

challenging the respective orders passed against them under

Section 23(2) of the Act. The revision applications are also

rejected. The petitioners have approached this Court

challenging the orders passed by the Mamlatdar, which in

turn, have been confirmed by the revisional authority. The

contentions raised by the petitioners are that the provisions of

the Act relating to filing and verification of plaint are not

followed; the suits are filed beyond limitation; by the

impugned orders a new road is created, which is beyond the

scope of jurisdiction of the Mamlatdar exercising jurisdiction

5074.2022WP+.odt

under the Act; the spot panchanamas on the basis of which

the impugned orders are passed are not drawn in accordance

with the prescribed procedure and that alternate road is

available.

2. In all these matters, the respondents have raised a

preliminary objection to maintainability of the petitions on the

ground of alternate remedy of filing civil suit. Respondents

contend that orders impugned in the present petitions can be

assailed by way of civil suit and further that the petitioners

can approach the competent civil court to get the rights finally

adjudicated and that the orders passed under the Act which

are impugned in the present petitions will not come in the

way to claim adjudication of the controversy on merits before

the civil court once and for all.

3. The submission is elaborated stating that the

orders passed under the Act are subject to order/decree to be

passed by a civil court. It is argued that the Act does not

accord finality to orders passed by Mamlatdar under Section 5

as also to revisional orders passed by the Collector under

5074.2022WP+.odt

Section 23(2) and therefore, the said orders can always be

assailed in civil suit. They contend that Section 22 of the Act

clearly provides that person in whose favour order under the

Act is passed is entitled to derive benefits of the same only

until there is decree or order to the contrary by the competent

civil court. They, therefore, state that the petitions should not

be entertained in view of the alternate remedy. The learned

Advocates have placed reliance on the following judgments :-

(i) Rajendra s/o Sheshrao Shendge Vs. Shobhatai w/o Shrirao

Ravate and another reported in AIR 2007 Bom. 90,

(ii) Mohommad Khan S/o Rahim Khan Vs. Shankar Maroti

Dhage and another reported in 2017(3) Mh.L.J. 135,

(iii) Digambar and others Vs. Vasant and others reported in

2022(2) Bom. C.R. 154

(iv) Judgment dated 03.07.2025 in the matter of Alka w/o

Pandit Ghongade and others passed in Writ Petition

No.444/2024 passed at Aurangabad Bench of this Court.

4. Per contra, the learned advocates for the

petitioners contend that the orders passed by the authorities

under the Act cannot be challenged by filing a civil suit. They

5074.2022WP+.odt

contend that Section 23(1) of the Act bars an appeal from the

order passed by the Mamlatdar under the Act. Section 23(2)

of the Act provides that the order passed by the Mamlatdar

shall be subject to a revisional jurisdiction of the Collector. The

contention of the learned advocates is that the Act is a

complete code by itself, and therefore, jurisdiction of the civil

court to entertain challenge to order passed by Mamlatdar or

order passed in revision by the Collector is barred by

implication. As regards Section 22 of the Act, the learned

advocates contend that the provision only contemplates that

the orders passed by Mamlatdar will be subject to any order or

decree passed by a civil court. It is contended that orders

passed by Mamlatdar cannot be challenged before the civil

court in view of Section 22 of the Act. The learned advocates

contend that conjoint reading of Sections 22 and 23 of the Act

will mean that a person against whom order is passed under

the Act may file a substantive civil suit for adjudication of the

dispute before the Mamlatdar by a civil court and when the

claim is adjudicated by the civil court such adjudication shall

have overriding effect over the orders passed under the Act.

According to the learned advocates, the civil court has

jurisdiction to decide a matter decided by a Mamlatdar afresh

5074.2022WP+.odt

on merits, however, according to them, the civil court cannot

sit in appeal over the orders passed by Mamlatdar and that the

civil court does not have jurisdiction to decide correctness or

otherwise of orders passed by Mamlatdar, although with

respect to the substantive dispute decided under the Act, civil

court may take a contrary view on adjudication of the same

dispute on merits.

5. The learned advocates for the petitioners place

reliance on the following judgments :-

(i) Judgment dated 10.12.2018 passed by this Court in the

matter of Mangalabai Vitthal Jadhav and another Vs. Manisha

Gokul Jadhav and others (Second Appeal (ST.)

No.25760/2018-Bombay Civil Appellate Jurisdiction).

(ii) Judgment dated 05.07.2022 passed by this Court in the

matter of Baban @ Nainsukh Dagadu Kurandale and another

Vs. Dattu Sadashiv Kurandale and others (Writ Petition

No.4425/2021-Bombay Civil Appellate Jurisdiction)

6. The objection pertaining to alternate remedy is

required to be considered in the light of judgments relied by

both sides.

5074.2022WP+.odt

JUDGMENTS RELIED BY THE RESPONDENTS :-

7. In the case of Rajendra Shendge (supra) a suit

was filed by the plaintiff for removal of encroachment and

possession over agricultural land. The defendant in the suit

had raised an objection to jurisdiction of the civil court by

placing reliance on Section 5 of the Act. It was contended that

the relief sought in the suit was covered by Section 5 of the

Act which is a special enactment, and therefore, jurisdiction of

civil court was barred. Dealing with the contention about

maintainability of the civil suit, this Court held that

Mamlatdars' Courts Act recognizes existence and continuation

of powers and jurisdiction of a civil court. It is held that

jurisdiction of the authorities under the Act is a summary

jurisdiction. It is held that the jurisdiction of civil court is not

barred either expressly or by necessary implication.

8. The orders passed under the Act were not

challenged in the suit in the aforesaid matter, and therefore,

Rajendra Shendge (supra) is not a direct authority for

proposition that the orders passed under the Act can be

challenged before a civil court.

5074.2022WP+.odt

9. Although in the matter of Digambar and others

(supra) declaration was sought that the order passed by the

Mamlatdar was null and void, substantive relief of perpetual

injunction restraining the defendants from creating a cart-way

was also sought by the plaintiff in the said suit. While dealing

with the contention with respect to the jurisdiction of civil

court to grant relief in respect of an order passed by the

Tahsildar, this Court has held that in view of Section 22 of the

Act, a party to proceeding before Mamlatdar can approach

civil court to obtain relief contrary to the decision taken by

Mamlatdar and decision by civil court contrary to order passed

by Mamlatdar sets the decision by Mamlatdar at naught. This

Court has all throughout dealt with the merits of controversy

involved in the matter. The judgment does not directly hold

that orders passed by the civil court can be challenged by

filing a suit.

10. In the case of Mohommad Khan S/o Rahim Khan

(supra) this Court has specifically held that the orders passed

under the Act can be challenged in a civil suit. The substantial

questions of law in the said Second Appeal were pertaining to

5074.2022WP+.odt

jurisdiction of civil court to entertain a challenge to orders

passed by the Mamlatdar under the Mamlatdars' Courts Act.

Following substantial questions of law were framed in the

appeal :-

"a) Whether the learned lower appellate Court was justified in not framing a specific issue with respect to jurisdiction of the Civil Court to entertain civil suit, inter alia, challenging the order passed under the Mamlatdars' Courts Act, 1906, especially in view of the provision under section 23 of the said Act?

b) Whether civil suit lies against the order passed by the Mamlatdar's Court under the Mamlatdars' Courts Act, 1906?

c) Even if it is held that the civil suit lies, inter alia, challenging the order passed under the Mamlatdars' Courts Act, 1906, whether the learned lower appellate Court was justified in considering the entire controversy afresh? "

11. The aforesaid questions of law have been

answered by this Court by holding that the jurisdiction of

Mamlatdar is a summary jurisdiction and jurisdiction of civil

court is not barred under the scheme of the Act. With respect

to maintainability of suit to challenge orders passed by

Mamlatdar, this Court has held as under :-

5074.2022WP+.odt

"6. In fact, the question of jurisdiction of the Civil Court to entertain, try and decide the suit challenging the order passed under Section 5 of the Mamlatdars' Courts Act is no longer res integra in view of the decision of the learned Single Judge of this Court in the case of Rajendra Sheshrao Shendge v. Smt. Shobhatai S. Ravate & Anr. Paras 11, 12 and 13 of the said decision being relevant.

I fully endorse the aforesaid view and intend to reinforce it as under:

7. I have gone through the provision of Section 5 of the Mamlatdars' Courts Act. The proviso below sub-section (1) of Section 5 of the said Act empowers the Mamlatdar to refuse to exercise the power under the said provision if it appears to him that such a case can be more suitably dealt with by the Civil Court. Though there is a revision provided under Section 23 of the said Act to challenge the order passed by the Mamlatdar under Section 5, the Act nowhere attaches finality either to the order passed under Section 5 by the Mamlatdar on merits or to the order passed in revision under Section 23 of the said Act. In the absence of such finality being attached to the order passed under the Act, the jurisdiction of the Civil Court cannot be held to be impliedly barred merely because the Act provides a separate machinery for getting the grievance redressed. The ouster of the plenary jurisdiction of

5074.2022WP+.odt

Civil Court cannot be readily interfered and such jurisdiction remains intact and available to be exercised either against the order under Section 5 or against the order of revision under Section 23 of the said Act.

8. The learned counsels appearing for the parties could not bring to my notice any express provision creating bar of jurisdiction of the Civil Court to entertain, try and decide the suit challenging either the order passed under Section 5 or under Section 23 of the Mamlatdars' Courts Act. In a given case, a Civil Court may refuse to grant relief on the ground that the remedy of revision under Section 23 of the said Act is not exhausted, but that is not the mandate which the Civil Court is required to observe. The lower Appellate Court has, in terms, recorded the finding that when the order passed by the Mamlatdar is without following the procedure, it cannot come in the way of the Civil Court to decide the substantive rights of the parties. The view taken cannot be faulted with. The substantial questions of law at serial Nos. (a) and (b) are, therefore, answered accordingly.

12. In the matter of Alka w/o Pandit Ghongade

(supra) this Court has relegated parties challenging order

passed under Section 5(2) by the Mamlatdar and order

dismissing the revision passed by the Sub-Divisional Officer

5074.2022WP+.odt

under Section 23(2) to alternate remedy of filing civil suit in

view of the judgments in the matters of Rajendra

Shendge(supra) and Mohommad Khan (supra).

JUDGMENTS RELIED BY THE PETITIONERS :-

13. Per contra, in the matter of Mangalabai Vitthal

Jadhav (supra), it is held that in view of Section 22 of the

Mamlatdars' Courts Act, it will be open for either party to a

proceeding before Mamlatdar to approach the civil court for

adjudication of the dispute before the Mamlatdar on its own

merits. It is held that the civil court is required to adjudicate

the controversy individually on its own merits. It is however

held that the civil court cannot be used by any party to the

proceeding before the Tahsildar as an appellate forum to

challenge the findings rendered by Mamlatdar. Relevant

portion of the judgment is reproduced hereinbelow for ready

reference :-

"12. It is thus evident that the rights claimed before the authorities under the Act are transitory in nature and can be finally crystallized only in a civil remedy before the Civil Court. There can thus be no dispute that the party approaching the Civil Court is required to prove his case

5074.2022WP+.odt

independently on its own merits and not use the Civil Court as an Appellate Forum to challenge the findings rendered by the Mamlatdar, as sought to be done by the appellants herein."

14. The said judgment is followed in the matter of

Baban @ Nainsukh Dagadu Kurandale (supra), wherein it is

held as under:-

"7. .... The statutory scheme is that rights and liabilities of the parties to the lis have to be independently addressed and decided by the civil court uninfluenced by the order which may have been rendered by the Mamlatdar. In that sense, the adjudication under Section 5 of the Act is subservient to the adjudication by the civil court.

.... While the civil court can arrive at findings which are different and indeed opposite to the findings recorded by the Mamlatdar, the findings shall have to be recorded by the civil court on the basis of the material on record in the civil proceedings, and not on the basis of certain perceived infirmities procedural or substantive, in the proceedings by the Mamlatdar."

15. As noted above, the judgment of Mohommad

Khan S/o Rahim Khan (supra) directly holds that orders

5074.2022WP+.odt

passed under Sections 5 and 23 of the Act can be challenged

before the civil court. As against this, the judgment in the

matter of Mangalabai Vitthal Jadhav (supra) and Baban @

Nainsukh Dagadu Kurandale (supra) directly hold that the

civil court cannot sit in an appeal over the decision by the

Mamlatdar, although the controversy adjudicated by

Mamlatdar can be decided afresh by a civil court and on such

adjudication by the civil court, the decision taken by

Mamlatdar is rendered ineffective.

16. All these judgments are delivered by the learned

Single Judges of this Court. The judgment in the matter of

Mohommad Khan S/o Rahim Khan (supra) is prior in point of

time. This judgment is not considered in subsequent two

decisions of this Court i.e. in the matters of Mangalabai Vitthal

Jadhav (supra) and Baban @ Nainsukh Dagadu Kurandale

(supra).

17. At this stage, it will be appropriate to briefly refer

to the scheme of the Act. The Mamlatdar is a revenue officer,

generally of the rank of Tahsildar. The Act confers jurisdiction

5074.2022WP+.odt

on him to pass appropriate orders in a summary proceeding.

The orders passed under the Act are not meant to decide the

rights of parties finally and conclusively. The proceeding

before the Mamlatdar is called a suit. The person who invokes

the jurisdiction is called plaintiff and other side is called

defendant. The proceedings are commenced with presentation

of plaint which is required to be filed in compliance of Section

7. The plaint must amongst other things disclose the nature of

right, particulars regarding infringement of right and the relief

sought. The plaintiff is also required to file list of documents

and witnesses, if any. In case of any technical defects in the

plaint, the Mamlatdar is required to remove the defects by

following procedure prescribed under Sections 8 to 11 of the

Act. The Mamlatdar is also authorized to summon and

examine witnesses on oath. The Mamlatdar also has authority

to enforce and execute his orders. However, as will be

apparent from reading of Section 22 of the Act, the order of

Mamlatdar is subject to any decree or order to the contrary to

be passed by the Civil Court.

18. Since the controversy in the present matters is

relating to alternate remedy, Sections 22 and 23 of the Act will

5074.2022WP+.odt

be relevant. Section 23 provides that there shall be no appeal

from any orders passed by the Mamlatdar under the Act.

However, Section 23(2) confers jurisdiction/authority upon

the Collector to exercise revisional powers against the orders

passed by the Mamlatdar. The orders passed by Mamlatdar are

subject to orders passed on the same subject matter by the

civil court. Section 22 provides that a person in whose favour

order is passed by Mamlatdar is entitled to reap benefits of the

order only till otherwise decreed or ordered by the competent

civil court. The provision also states that in any subsequent

proceeding between the same parties before the civil court,

the decision by Mamlatdar will not be held to be conclusive.

Thus, orders passed under the Act are subservient to order

and/or decree by a civil court.

19. There is no provision under the Act expressly

excluding jurisdiction of the Civil Court. Jurisdiction of a Civil

Court to test the correctness or otherwise of orders passed by

Mamlatdar under the Act is not expressly barred by any

provision under the Act. The provisions of the Act also do not

indicate that any finality attached either to the orders passed

by the Mamlatdar or the orders passed by the Collector in

5074.2022WP+.odt

Revision under Section 23(2).

20. Legal position that the adjudication by Mamlatdar

is merely ad-hoc adjudication to seize the matter of moment

and not a final and conclusive adjudication is beyond any

doubt. There is complete unanimity in this regard in all the

judicial pronouncements. Perusal of Section 22 of the Act itself

makes this legal position clear. Rather, it provides that orders

passed under the Act are subject to order or decree passed by

the civil court.

21. It is also obvious that the act does not create any

right for the first time. The act merely provides for summary

adjudication of pre-existing rights of easement and other

rights relating to agricultural lands. Needless to reiterate that

adjudication of rights under the Act is not final adjudication

between the parties.

22. In order to decide the issue of jurisdiction of civil

court with respect to orders passed by Mamlatdar under

Section 5 or the Collector under Section 23 of the Act, it will

5074.2022WP+.odt

be profitable to refer to the Constitution Bench judgment of

the Hon'ble Supreme Court in the matter of Dhulabhai etc.,Vs.

State of Madhya Pradesh and another, AIR 1959 SC 78. The

Hon'ble Supreme Court has referred to several judgments,

particularly relating to taxing statutes, which contain a

specific provision excluding jurisdiction of civil court and

provided immunity to the orders passed by the authorities

under the said statutes from challenge before the civil court.

After referring to catena of judgments, the Hon'ble Supreme

Court has culled out following legal principles :-

"(1) Where the statute gives a finality to the orders of the special tribunals the Civil Court's jurisdiction must be held to be excluded if there is adequate remedy to do what the Civil Courts would normally do in a suit.

Such provision, however, does not exclude those cases where the provisions of the particular Act have not been complied with or the statutory tribunal has not acted in conformity with the fundamental principles of judicial procedure.

(2) Where there is an express bar of the jurisdiction of the court, an examination of the scheme of the particular Act to find the adequacy or the sufficiency of the remedies provided may be relevant but is not decisive to sustain the jurisdiction of the civil court.

Where there is no express exclusion the

5074.2022WP+.odt

examination of the remedies and the scheme of the particular Act to find out the intendment becomes necessary and the result of the inquiry may be decisive. In the latter case it is necessary to see if the statute creates a special right or a liability and provides for the determination of the right or liability and further lays down that all questions about the said right and liability shall be determined by the tribunals so constituted, and whether remedies normally associated with actions in Civil Courts are prescribed by the said statue or not.

(7) An exclusion of the jurisdiction of the Civil Court is not readily to be inferred unless the conditions above set down apply."

23. It is clear from the aforesaid that even where a

statute attaches finality to the orders passed by statutory

authorities, jurisdiction of civil court is held to be ousted only

if the statute provides for adequate remedy to do what the

civil court is competent to do. It is further clear that if

provisions of the Act have not been complied with then even if

the statute provides for finality to orders, jurisdiction of civil

court to challenge the orders is not excluded. In cases where

there is no express bar to jurisdiction of civil court, the

5074.2022WP+.odt

relevant consideration is as to whether the right is conferred

by the Act for the first time along with remedies for the

enforcement of the same. It is held that if a right is created

and remedy is provided under the same statute normally, the

jurisdiction of the civil court ousted. However, if the right is a

preexisting civil right and a forum is provided for

determination of the said right, the test is whether such forum

is competent to grant relief that a civil court can grant to a

litigant. The judgment also states that where the order of the

authority is ultra vires the Act i.e. it is passed in disregard to

mandatory provisions of the Act itself and in cases where

fundamental principles of law have not been followed, in such

cases also jurisdiction of the Civil Court will not be ousted.

Finally, it is held that exclusion of jurisdiction of civil court

should not be readily inferred.

24. In the light of 2nd and 7th principle laid down in

the matter of Dhulabhai (supra), it must be held that

jurisdiction of civil court to decide correctness or otherwise of

orders passed by the Mamlatdar is neither expressly nor

impliedly excluded. In this regard, it must be noted that there

is no express bar to jurisdiction of Civil Court under the Act

5074.2022WP+.odt

and further that the statute does not create any special rights

or liabilities for the first time by simultaneously providing for

remedy for adjudication and enforcement of the same. The Act

does not create rights and provide for machinery for

enforcement of the same uno flatu i.e. in the same breath. The

machinery under the Act is only for summary adjudication of

pre-existing rights and even finality is not attached to such

adjudication.

25. In the considered opinion of this Court, the first

principle in the matter of Dhulabhai (supra) will also be

relevant. The judgment provides that even where statute

provides finality to the orders passed by special tribunals

jurisdiction of the civil court is not excluded in cases where

the statutory authority has not complied with the provisions of

the Act and/or has not acted inconformity with fundamental

principles of judicial procedure. Thus, even in cases where the

Act provides for finality to the orders passed by the statutory

authorities or tribunals, such orders cannot enjoy complete

immunity of being tested by a civil court. Jurisdiction of civil

court to ascertain correctness of orders passed by the

authorities under the Act, which provide for finality of orders

5074.2022WP+.odt

is not completely excluded. Having regard to the aforesaid

legal position as also the scheme of Mamlatdars' Courts Act, it

must be said that jurisdiction of civil court is not excluded to

ascertain correctness or otherwise of orders passed by the

Mamlatdar.

26. Having regard to law laid down in Dhulabhai

(supra), it must be held that the civil court, apart from

deciding the merits of the main dispute, can also decide

correctness or otherwise of the order passed by the Mamlatdar

under Section 5(2) as also by the revisional authority i.e.

Collector under Section 23(2) of the Act.

27. At this juncture, it will be profitable to refer to a

Division Bench judgment of this Court in the matter of

Huseinmiya Dosumiya Vs. Desai Khandubhai Jethabhai

reported in AIR 1954 Bom 239. In the said matter, order

passed by Mamlatdar under the provisions of the Bombay

Tenancy and Agricultural Lands Act, 1948 was challenged as

ultra vires of the Act by filing a civil suit rather than availing

remedy of filing appeal provided under the said Act. Section

5074.2022WP+.odt

85 (2) of the Tenancy Act provides that order passed by

Mamlatdar or other authorities under the Act shall not be

questioned in any Civil Court. The Mamlatdar had passed an

order directing delivery of possession under Section 29 of the

Act. The order passed by Mamlatdar was challenged by filing

a civil suit. It will also be pertinent to mention that Section 74

of the Act provides for an appeal against order passed by the

Mamlatdar under Section 29. Ignoring the remedy of filing

appeal provided under the Act itself, a suit was filed in order

to challenge the order passed by the Mamlatdar. In this

context, issue pertaining to jurisdiction of Civil Court arose for

consideration before the learned Division Bench of this Court.

Holding that the Civil Suit is maintainable, the learned

Division Bench has held as under :-

" The other matter that has got to be considered is, what is the effect of s. 74 of the Act which provides for an appeal against the order of the Mamlatdar. It was open to the opponents to prefer an appeal against the decision of the Mamlatdar because s. 74 in terms provides for an appeal to the Collector against an order made by the Mamlatdar under s. 29. Instead of preferring an appeal the opponents have filed this suit in a Civil Court.

5074.2022WP+.odt

Now, does the fact that a statute provides for a right of appeal against an order made by an authority set up under that statute make any difference to the position when the order made by the authority is an invalid or ultra vires order? It is clear that if the order itself is ultra vires it is a nullity and there is no obligation upon a party against whom the order is made to prefer an appeal against that order. The appeals that are provided for under s. 74 are strictly appeals against valid orders made by the Mamlatdar and orders made with jurisdiction. It may be that the Collector could have corrected the Mamlatdar and could have held that the order of the Mamlatdar was ultra vires. But the question is not whether the opponents could have appealed to the Collector and could have got the necessary relief. The question is whether the opponents are bound to appeal and are prevented or precluded from going to a civil Court. In our opinion, on principle it is erroneous to argue that merely because a statute provides for a right of appeal, the party against whom the order is made is bound to appeal although the order made is a nullity. If the order is a nullity, the party is entitled to ignore it, to treat it as waste paper, and to go to a civil Court for a declaration that the order is a nullity and no action should be taken against the party under that order which would prejudice his rights. See for this purpose the decision of a Full Bench of this Court in Abdullamiyan Abdulrehman v. The Government of

5074.2022WP+.odt

Bombay. Therefore, in our opinion, the learned Judge below was right in coming to the conclusion that he did that the Court had jurisdiction to try this suit."

28. The judgment in the matter of Huseinmiya

Dosumiya (supra) is followed by learned Single Judge in the

matter of Meerabai Madhav Kossambe Vs. Laxmi Narayan

Naik reported in 2024 SCC Online Bom 1212. The said

judgment arises out of an order passed by the Mamlatdar

under the provisions of the Goa Agricultural Tenancy Act,

which is pari materia with the Bombay Tenancy Act. A suit

was filed seeking declaration that the order passed by the

Mamlatdar was a nullity. Section 58B of the said Act provides

that orders passed by the authorities under the said Act cannot

be challenged before the civil court. It was held that the order

passed by the Mamlatdar was obtained by practicing fraud

and principles of natural justice were also not followed in the

proceeding before the Mamlatdar. The observations with

respect to fraud may not be relevant for the purpose of

present petitions. However, as regards breach of principles of

natural justice, the learned Single Judge has held that breach

of principles of natural justice resulted in violation of one of

5074.2022WP+.odt

the foundational principles of judicial procedure. It was

therefore held that the suit was maintainable in view of first

principle laid down in Dhulabhai. Apart from Dhulabhai, the

learned Single Judge has placed reliance of judgment in the

matter of State Bank of Patiala and others Vs. S.K. Sharma

reported in (1996) 3 SCC 364, wherein it was held that order

passed by authority without opportunity of hearing would be

invalid and also be termed to be void or a nullity. Likewise, by

pressing reliance on the judgment in the matter of

Huseinmiya Dosumiya (supra), it is held as under :-

" 53. .... When the Mamlatdar makes an order within the jurisdiction or, in other words, makes an order for the purposes of the Act or an order required by the Act, such an order cannot be questioned in a civil Court. However, if Mamlatdar's order is not for the purposes of the Act or not required by the Act and the order is incompetent or ultra vires, then the order is a nullity, and it can be challenged in a civil Court.

54. The Division Bench rejected the argument that since an appeal was provided against Mamlatdar's order, the Civil Court would lack jurisdiction to entertain the suit."

29. With respect, the judgments in the matters of

5074.2022WP+.odt

Mangalabai Vitthal Jadhav (supra) and Baban @ Nainsukh

Dagadu Kurandale (supra) do not appear to be in consonance

with the principles laid down in the matter of Dhulabhai

(supra). It is not possible to reconcile the ratio of Mangalabai

and Baban @ Nainsukh with the law laid down in Dhulabhai

(supra).

30. The judgments in the matters of Mangalabai

Vitthal Jadhav and Baban @ Nainsukh Dagadu Kurandale

(supra) relied upon by the petitioners not only run contrary

to the ratio of Dhulabhai (supra) but also to the ratio of the

aforesaid Division Bench judgment in Huseinmiya Dosumiya

(supra) which deals with jurisdiction of the Civil Court to

entertain the challenge to the order passed by the Mamlatdar

under the Tenancy Act. It will be pertinent to mention here

that the said judgment deals with a statute under which

jurisdiction of civil court is specifically barred and finality is

attached the orders passed by authorities exercising

jurisdiction under the Tenancy Act. The law laid down in the

said judgment will apply with greater force in the present

cases which deal with orders passed by Mamlatdar and/or

Collector under the Mamlatdars Courts Act, which neither

5074.2022WP+.odt

expressly or impliedly excludes the jurisdiction of a civil court

but rather provides that adjudication under the Act will be

subject to any order to the contrary to be passed by a civil

court.

31. In view of Mangalabai and Baban, relied upon by

the petitioners, although, the civil court cannot sit in appeal

over decision taken by Mamlatdar, it can certainly take

decision on merits of the matter contrary to the decision of

Mamlatdar as also the Sub-Divisional Officer. Adjudication of

the matter on merits by the civil court will have the effect of

rendering the orders impugned in the present petition

nugatory. Therefore, the petitioners can file a suit to have civil

rights adjudicated by competent civil court once and for all.

On adjudication of the matter by civil court controversy will

be set at rest for all times to come.

32. It will also be pertinent to mention that the

controversy involved in the matters under Mamlatdars' Courts

Act essentially involve a scrutiny of disputed facts. The issue

that arises for consideration pertains to existence of a

5074.2022WP+.odt

easementary right and obstruction thereof. The obstruction

should be within period of six months prior to the date of

filing of the suit before the Mamlatdar. In all these aspects

inquiry is required in disputed questions of facts. It is well

settled that a court exercising jurisdiction under Article 226 or

227 of the Constitution of India should not venture into an

inquiry with respect to disputed questions of facts. Although,

in cases of perversity or findings being based on conjectures

and not on any evidence, and such other limited grounds,

interference with findings of fact is permissible, it is well

settled that in no case the evidence can be re-appreciated in a

petition under Article 226 or 227 of the Constitution of India.

However, civil court is a court of facts and law both. It has

power and jurisdiction to permit parties to lead evidence and

adjudicate disputed questions of facts in a full-dressed trial.

Having regard to the nature of controversy, it is desirable that

the dispute between the parties is thrashed out once and for

all before a civil court. The remedy of filing a civil suit is not

only an equally efficacious remedy but it is rather a more

appropriate and effective remedy.

33. Of late many petitions are coming up before this

5074.2022WP+.odt

Court arising out of provisions of Mamlatdars' Courts Act.

Whereas the provisions of Mamlatdars' Courts Act are

statutory provisions, which are meant to give immediate

urgent reliefs to villagers with respect to the matters covered

under Section 5 of the Act, it is found that the procedural

requirements of the Act are seldom followed. As a

consequence of this, whenever a challenge to the orders

passed under the Act is brought before this Court, submissions

are advanced with respect to technical aspects regarding non-

compliance of statutory provisions relating to procedure. Even

when submissions with respect to merits of the rival claims are

made, since merits of the matter involve essentially disputed

questions of fact, this Court is unable to make a venture to

rule on disputed questions of facts. Most of the times, the

matters are required to be remanded back to decide the case

by following procedural formalities. These procedural

formalities are held to be mandatory. Litigants who are

farmers coming from villages are forced through repeated

rounds of litigation. However, if the matter goes to the civil

court, the controversy between the parties can be adjudicated

on merits and can be set at rest once and for all.

5074.2022WP+.odt

34. There are two regimes regulating right of way

prevailing in the State of Maharashtra. One is under Section 5

of the Mamlatdars' Courts Act, which enables a Mamlatdar to

order removal of obstruction on an existing road, if the suit is

filed within a period of six months from the date of

obstruction. Apart from this there is another provision under

Section 143 of the Maharashtra Land Revenue Code, under

which the Tahsildar is authorized to grant a new road over

boundaries of agricultural lands. Whereas, the jurisdiction

under the Mamlatdars' Courts Act is to order removal of

obstruction over existing roads, jurisdiction under Section 143

of the M.L.R. Code is to grant a new right of way over

boundaries of agricultural lands. However, when a suit is filed

under Section 5(2) of the Act, the Mamlatdar cannot grant

right of through fare over a road which is not previously in

existence. Similarly, while exercising jurisdiction under

Section 143, the Tahsildar cannot order removal of

obstruction over an existing road.

35. Right of way over a property of another person is

pre-existing civil right of easement. This right is not created

for the first time either under the Mamlatdars' Courts Act or

5074.2022WP+.odt

under the Maharashtra Land Revenue Code. This is

preexisting right of easement. Such easementary right can be

enforced by any person by instituting a civil suit before the

competent civil court. Jurisdiction of civil court is not

restricted like jurisdiction of Mamlatdar or Tahsildar under

Section 143. On an easementary right being established, civil

court can grant right of way through a road which did not

exist prior in point of time, as can be done by the Tahsildar

under Section 143 and likewise civil court can also order

removal of obstruction as can be done by Mamlatdar under

Section 5 of the Mamlatdars' Courts Act. A party, who

approaches civil court for adjudication of his civil right, thus

has the benefit of prosecuting claim before a judicial forum

whose jurisdiction is not circumscribed or restricted but

limitless. Therefore, a person on proving the need can get

orders for creation of a road and/or removal of obstruction

over existing road. Both these reliefs can be sought in the

same proceeding. Likewise provisions of Easements Act can

also be invoked by both parties.

36. In a suit for enforcement of easementary rights

parties can also take resort to provisions of the Indian

5074.2022WP+.odt

Easements Act before the civil court relating to easement of

necessity, easement by prescription etc., as also extinction of

easement, frustration of easement etc. Such defences which

depend on scrutiny of facts cannot be raised and adjudicated

before the High Court in a petition under Article 226 or 227 of

the Constitution of India. It also needs to be mentioned that

there are provisions under the M.L.R. Code, which can also be

pressed into service while prosecuting the matter before the

civil court. Recourse to the provisions can be taken by both the

parties.

37. Thus, for the reasons aforesaid, in the considered

opinion of this Court, remedy of filing a civil suit is not only

an efficacious alternate remedy but a more effective and

meaningful remedy.

38. As regards, any emergent situation, that arises in

such matters, it goes without saying that the same can be

addressed by the civil court by passing appropriate orders of

temporary injunction, which will of course prevail over orders

passed under Section 5(2) and 23(1) of the Mamlatdars'

Courts Act. Section 22 includes the words "decree" and

5074.2022WP+.odt

"order" both . The words unless otherwise ordered would not

mean unless otherwise finally ordered. The legislature has

deliberately used the words "decree" and "order" both in the

provision. Therefore, even if an interlocutory order is passed

by the civil court contrary to the decision of Mamlatdar, the

interim order by civil court will prevail. This would, therefore,

take care of any urgent or emergent situation, in as much as,

the plaintiff can also seek order of temporary injunction

contrary to the orders passed under the Act and if order of

temporary injunction is granted, the same shall prevail over

the formal orders passed under the Act. It will be pertinent to

mention that the judgment in the matter of Baban @

Nainsukh, relied upon by the petitioners, this Court has

specifically held that an application for grant of temporary

injunction in a civil suit should be decided by the civil court

on its own merits and not merely by deciding correctness or

otherwise of the order passed by the Mamlatdar. The said

judgment implies that order of temporary injunction can also

be passed by a civil court contrary to final order passed under

the Mamlatdars' Courts Act.

39. The contentions raised by the petitioners as

5074.2022WP+.odt

recorded in the initial paragraph are pertaining to :-

(a) limitation;

(b) grant of new road under the guise of directions for

removal of obstruction;

(c) plaint is not filed and verified as prescribed under the

statute and steps required for curing the defects are also not

taken;

(d) evidence is not recorded and opportunity of cross

examination is not granted;

(e) panchanamas are not drawn in accordance with

prescribed procedure and

(f) apart from this grounds are also raised with respect to

merits which were not argued since the petitions were heard

on the point of alternate remedy.

40. The contentions pertaining to limitation and

creation of new road in excess of jurisdiction can be raised

before the civil court in view of first principle in the matter of

Dhulabhai (supra), which states that even if jurisdiction of the

civil court is excluded by the statute, suit will be maintainable

in cases where provisions of the statute are not complied with.

5074.2022WP+.odt

This principle is reiterated in the matter of Huseinmiya

(supra).

41. Grounds pertaining to principles of natural justice

can also be raised before the civil court in view of the clear

exposition in the matter of Dhulabhai that a civil suit will be

maintainable against order passed by a statutory tribunal,

even if finality is attached to such order, if the tribunal has not

acted inconformity with fundamental principles of judicial

procedure. This principle is reiterated in Huseinmiya and

State Bank of Patiala (supra).

42. The above grounds can also be raised and

entertained under Articles 226 and 227 of the Constitution of

India. However, apart from grounds pertaining non-

compliance with provisions of Act, principles of natural justice

and error of jurisdiction, issues pertaining to disputed

questions of facts are also raised in petitions arising out of

Mamlatdars' Courts Act. The issues pertaining to facts are

better left to be decided by a civil court, which is a court of

empowered to record evidence and conclusively decide

questions of facts and law both. As stated above, this Court

5074.2022WP+.odt

has very limited jurisdiction while dealing with questions of

facts. It cannot reappreciate the evidence or even substitute its

view with view taken by the authority, if the same is probable

although the court may be inclined to take a different view.

Such limitations and hindrances will not come in the way of

litigants if the matter is decided by civil court. In the

considered opinion of this Court, the remedy of challenging

the orders before the civil court is therefore a more

meaningful remedy where the entire controversy can be

resolved finally.

43. Therefore, in the considered opinion of this Court,

the jurisdiction of civil court extends to deciding matter falling

within the jurisdiction of a Mamlatdar on merits and also to

decide the correctness or otherwise of the orders passed by the

Mamlatdar and/or the Collector under Sections 5 and 23

respectively of the Act.

44. The learned advocates for the petitioners contend

that even if it is assumed that civil court will have jurisdiction

to entertain challenge to orders passed by the Mamlatdar and

Revisional Authority/Sub-Divisional Officer under the Act,

5074.2022WP+.odt

jurisdiction of this Court under Article 226 and 227 of the

Constitution of India can never be barred. They place reliance

on the judgment of the Hon'ble Supreme Court of India in the

case of L. Chandra Kumar Vs. Union of India and others

reported in AIR 1997 SC 1125. There cannot be any quarrel

about this well settled legal proposition. The jurisdiction of

this Court is certainly not barred, however, it is well settled

that in cases where an equally efficacious remedy is available

to the petitioner, normally High Courts should not exercise

their jurisdiction under Article 226 or 227 of the Constitution

of India.

45. This judgment/order should not be interpreted to

mean that jurisdiction of High Court under Article 226 and/or

227 of the Constitution of India cannot be invoked in order to

challenge orders passed under the provisions of Mamlatdars'

Courts Act. It is merely held that remedy of civil suit is

available in order to challenge orders passed by the authorities

under the Mamlatdars' Courts Act and that the said remedy is

more meaningful and effective remedy.

46. For the reasons above, this Court is of the opinion

5074.2022WP+.odt

that judgments in the matter of Mangalabai and Baban are

per incuriam of Dhulabhai and Huseinmiya and therefore,

cannot be followed as binding precedents for the proposition

that the orders passed under the Mamlatdars' Courts Act

cannot be challenged in a civil suit. Judgment in the matter of

Mohommad Khan S/o Rahim Khan which holds that orders

passed under the Mamlatdars' Courts Act can be challenged in

the civil suit lays down the correct position of law.

47. In the matters of Mangalabai and Baban it is held

that whenever a civil suit is filed with respect to a matter

which is decided by a Mamlatdar or the Collector in exercise

of revisional powers under the Act, the civil court should

decide the suit on its own merits in the light of evidence

brought before it and that it cannot decide the suit as if it is

deciding an appeal against order passed by the Mamlatdar or

the Collector. Having regard to the judgments in the matter of

Dhulabhai, Huseinmiya and Mohommad Khan Rahim Khan,

correctness of the order passed by the Mamlatdar or the

Collector can be tested by a civil court. However, having

regard to Section 22 and 23 of the Act, the law laid down in

the said judgments that the civil court can independently

5074.2022WP+.odt

adjudicate the issue which is already decided by the

Mamlatdar or the Collector cannot be doubted. The law laid

down to that extent is correct.

48. The correct position of law is that civil court has

jurisdiction to decide the correctness or otherwise of orders

passed by Mamlatdar and Collector and also to independently

adjudicate the matter on merits dehors of the decision

rendered under the Act. In the considered opinion of this

Court, it will be advisable that whenever a dispute is carried

with respect to orders passed under the Act, apart from

challenging the decision, the parties also include pleadings

and lead evidence with respect to merits of the dispute.

Whenever, a suit is filed against any adjudication by the

authorities under the Act, the decree to be passed will be in

the nature of declaration as regards correctness or otherwise

of the order passed by Mamlatdar or Collector. Section 34 of

the Specific Relief Act is not exhaustive as regards the

declaration which a civil court is competent to grant. Likewise,

jurisdiction to grant a decree for declaration is a matter of

discretion. A declaratory decree cannot be claimed as a matter

of right. In this regard it will be appropriate to refer to

5074.2022WP+.odt

judgment of the Hon'ble Supreme Court in the matter of Vaish

Degree College Vs. Lakshmi Naraian reported in AIR 1976 SC

888. The Hon'ble Supreme Court has referred to various

decisions by different High Courts as also by this Court to hold

as under :-

"26. ...... It is manifestly clear from the authorities discussed above that the relief of declaration and injunction under the provisions of the Specific Relief Act is purely discretionary and the plaintiff cannot claim it as of right. The relief has to be granted by the court according to sound legal principles and ex debito justitiae. The court has to administer justice between the parties and cannot convert itself into an instrument of injustice or an engine of oppression. In these circumstances, while exercising its discretionary powers the court must keep in mind the well settled principles of justice and fair play and should exercise the discretion only if the ends of justice require it, for justice is not an object which can be administered in vacuum."

49. In view of the aforesaid legal position pertaining

to declaratory reliefs, the civil court may refuse to grant a

decree for declaration in cases where although the order may

not be passed strictly in compliance with the provisions of the

Act but the defendant is in a position to establish his right to

the relief granted under the order impugned on the basis of

evidence and justify the final decision. Such discretion will

obviously be exercised on case to case basis. It is well settled

that jurisdiction of this Court under Articles 226 and 227 is

also a matter of discretion to be exercised judiciously and not

a matter of right.

5074.2022WP+.odt

50. Since, the question that is being decided pertains

to existence of alternate remedy of filing of civil suit, it must

be reiterated that even in the light of Mangalabai and Baban

on which the petitioners have placed strong reliance, the

petitioners can be relegated to the remedy of filing civil suit in

as much as once the matter is decided by the civil court on

merits, the order passed either under Section 5 or Section 23

of the Act shall automatically be inoperative. This a person

aggrieved by order passed by authorities under the Act can get

rid of the same by filing a civil suit and seeking adjudication

of the subject matter on merits.

51. In view of the aforesaid, it needs to be held that

the remedy of filing a civil suit is an adequate alternate

remedy and rather a more efficacious remedy for challenging

the orders passed by Mamlatdar or Collector under the

provisions of the Mamlatdars' Courts Act. The civil court has

the jurisdiction to decide correctness or otherwise of the order

passed by authorities under the Act. Likewise even in the

absence of challenge to the orders passed by the authorities

under the Act, the party aggrieved by the order can file a

5074.2022WP+.odt

substantive civil suit and get rid of the orders by establishing

the case on merits and obtaining a decree contrary to the

adjudication of the dispute by the authorities under the Act.

52. The preliminary objection relating to alternate

remedy is therefore upheld.

53. Writ Petitions are dismissed granting liberty to the

petitioners to avail of the alternate remedy of filing civil suit.

Time spent in prosecution of the petitions, shall stand

excluded for computation of period of limitation.

54. Interim orders dated 17.05.2022 in Writ Petition

No.5074/2022, dated 19.07.2022 in Writ Petition

No.7499/2022, dated 26.08.2022 in Writ Petition

No.8819/2022, dated 26.09.2022 in Writ Petition

No.8920/2022 and dated 08.04.2024 in Writ Petition

No.3623/2024 are extended till 31st October, 2025.

55. The civil applications, if any, stand disposed of.

[ROHIT W. JOSHI, J.] sga/2025

 
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 : MAIMS

 
 
Latestlaws Newsletter