Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pravin Jaywant Madye vs Grampanchayat Kalthar-Devali, ...
2025 Latest Caselaw 1415 Bom

Citation : 2025 Latest Caselaw 1415 Bom
Judgement Date : 4 August, 2025

Bombay High Court

Pravin Jaywant Madye vs Grampanchayat Kalthar-Devali, ... on 4 August, 2025

Author: Madhav J. Jamdar
Bench: Madhav J. Jamdar
  2025:BHC-AS:33898
                                                                                      54-SA-533-2019.doc


                                                                                            Arjun

                                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                            CIVIL APPELLATE JURISDICTION
                                         SECOND APPEAL NO.533 OF 2019
ARJUN                  Pravin Jaywant Madye                                        ...Appellant
VITTHAL                      Versus
KUDHEKAR
Digitally signed by
                       Grampanchayat Kalthar-Devali,                               ...Respondents
ARJUN VITTHAL
KUDHEKAR               Through Sarpanch, Grampanchayat Kalthar-Devali,
Date: 2025.08.07
22:20:35 +0530         Taluka Malvan, Dist: Sindhudurg & Ors.
                                                       WITH
                                       CIVIL APPLICATION NO.1211 OF 2019
                                                        IN
                                         SECOND APPEAL NO.533 OF 2019
                       Pravin Jaywant Madye                              ...Applicant
                             Versus
                       Grampanchayat Kalthar-Devali,                     ...Respondents
                       Through Sarpanch, Grampanchayat Kalthar-Devali,
                       Taluka Malvan, Dist: Sindhudurg & Ors.
                       ______________________________________________________________

                       Mr. Ajay Laxman Bhise a/w Tejas Vijaykumar Dhotre, for the Appellant.
                       Mr. Dheeraj Patil a/w Nitin Jagtap & Prachi Mulje, for Respondent No.1.
                       Mr. B. B. Kulkarni, AGP, for the Respondent No.3-State.
                       _______________________________________________________________

                                                      CORAM: MADHAV J. JAMDAR, J.
                                                      DATED: 04 AUGUST 2025

                       JUDGMENT:

1. Heard Mr. Bhise, learned Counsel appearing for the Appellants,

Mr. Patil, learned Counsel appearing for Respondent No.1 and Mr.

Kulkarni, learned AGP, for the Respondent No.3-State.

2. Mr. Bhise, learned Counsel appearing for the Appellants tenders

Affidavit of service.

54-SA-533-2019.doc

3. A learned Single Judge has framed the substantial questions of

law by Order dated 12th August 2024 and issued notice for final

disposal at admission stage. The said substantial questions of law are as

follows :-

"(i) Whether in view of the specific pleadings in paragraph 7 of the plaint, the plaint could have been rejected under Order VII Rule 11(d) of the Code of Civil Procedure, 1908 ("CPC") ?

(ii) Whether the ground of want of clarity in the prayer for compensation, the suit could have been rejected under Order VII Rule 11(d) of CPC ?

(iii) Whether both courts erred in not appreciating the specific pleadings made in paragraph 7 of the plaint regarding issuance of notice under Section 80 of CPC ? "

4. Perusal of the record shows that the Appellant filed Suit on 28th

March 2006, seeking following reliefs:

ßv- izfroknh ua-1 rs 3 ;kauh nkok feGdrhe/;s csdk;ns'khji.ks o vukf/kdkjs vfrdze.k d:u dk<ysyk lqekjs 4 ehVj :afnpk o 87 ehVj ykachP;k jLR;k[kkyhy tkxspk [kqyk dCTkk oknhl izfroknh ua-1 rs 3 ;kapd s Mwu feGkok-

c- lnj Hkkxkpk [kqyk dCtk izfroknh ua-1 rs 3 ;kapsdMwu feGsi;Zr a njfno'kh :-100@− ¼:i;s 'kaHkj ek=½ izek.ks oknhl izfroknhadMwu uqdlkuh olwy gksÅu feGkoh-

d- ;k nkO;kpk [kpZ rdzkjh izfroknhadMwu oknhl olwy gkssÅu feGkok-

M- ;k nkO;kr nq:Lrh vFkok lq/kkj.kk djko;kph >kY;kl r'kh ijokuxh oknhl vlkoh-

b- brj ;ksX; rs U;k;kps gqdwe Ogkosr-Þ

5. In the said Suit, Defendant No.1 is the Grampanchayat, Kalethar-

54-SA-533-2019.doc

Devali, Defendant No.2 is the Zilla Parishad, Sindhudurg and Defendant

No.3 is the State of Maharashtra.

6. As far as notice under Section 80 of the Code of Civil Procedure,

1908 ("CPC") as also notice under the Bombay Village Panchayats Act,

1958, the Plaintiff has contended as follows in Paragraph No.7:

ß07- izfroknhus nkok feGdrhe/;s dk<ysyk jLrk o nkok feGdrhe/khy Hkkxkpk ?ksrysyk dCtk gk csdk;ns'khj vlwu izfroknhaP;k lnjP;k d`R;kl dk;|kps dks.krsgh laj{k.k ykHk.kkjs ukgh- lcc izLrqr q nkok nk[ky dj.ksiwohZ izfroknh ua-3 ;kal fnok.kh izfdz;k lafgrk] 1908 ps dye 80 o eqc a bZ xzkeiapk;r vf/kfu;e] 1958 [kkyhy uksVhlk izfroknhauk ns.;kph dk;|kus dks.krhgh vko';drk ukgh- fdacgwuk oknhus ;kiwohZ fnysY;k fn- 14−04−1998 o fn-19−12−1998 jksthP;k uksVhlk ák nkO;kps Lo:i o oknh ekfxr vlysY;k nknhaps Lo:i Li"V dj.kkÚ;k vkgsr- lcc izfroknhal vk.k[kh uO;kus Lora= uksVhlk ns.;kph dks.krhgh vko';drk ukgh-Þ

(Emphasis added)

Thus, it is clear that what is contended by the Plaintiff is that

earlier notices dated 14th April 1998 and 19th December 1998

specify the nature of the Suit and the reliefs sought and therefore

it is not necessary to issue separate notice under Section 80 of

CPC and also under the Village Panchayats Act.

7. It appears that, the following objection is raised by the

Superintendent, Civil Court, Senior Division, Sindhudurg at Oros on

28th March 2006:

"(i) In this suit Govt. of Mah. is a party. Notice u/s. 80 CPC is not given though this suit is filed with new prayer than the previous rejected suit.

(ii) From which date compensation is claimed is not clear in prayer (b) of para 9 of the plaint.

54-SA-533-2019.doc

Necessary orders regarding numbering the suit may pleased be passed."

8. The said objection is raised by the Registry of the Court of Civil

Judge, Senior Division, Oros. The learned Civil Judge, Senior Division

passed Order on 29th March 2006 directing the Plaintiff to comply with

the said objection within 4 days. Thereafter, on 20th June 2006, the

learned Civil Judge, Senior Division, Sindhudurg at Oros passed the

following Order:

"Though sufficient opportunity is given to the Plaintiff to comply office objection, he failed to comply the same. Hence plaint is rejected under O VII R 11(d) of C.P.C."

Thus, what the Court has said that although sufficient

opportunities have been granted to the Plaintiff, the objection is

not complied with and therefore the plaint has been rejected by

exercising power under Order VII Rule 11(d) of CPC.

9. However, perusal of the plaint clearly shows that it is the

contention raised by the Plaintiff that notice under Section 80 of CPC is

not required to be issued. For the said contention reasons are given. The

second objection is concerning from which date the compensation is

claimed is not clarified in prayer clause (b). All these objections are

concerning the merits of the matter and in any case the same are

required to be decided.

10. Thus, it is clear that the learned Civil Judge, Senior Division, Oros

54-SA-533-2019.doc

has committed grave illegality and irregularity in rejecting the plaint by

exercising power under Order VII Rule 11(d) of CPC.

11. Accordingly, Order dated 20th June 2006 passed by the learned

Civil Judge, Senior Division, Sindhudurg at Oros as confirmed by the

learned District Judge-1, Sindhudurg at Oros by the Judgment and

Decree dated 30th September 2014 passed in Regular Civil Appeal

No.136 of 2010 is quashed and set aside.

12. Accordingly, plaint dated 28th March 2006 is restored to the file

of the learned Civil Judge, Senior Division, Oros.

13. The Appellant and Respondents shall remain present before the

concerned Court on 15th September 2025. The concerned Court

thereafter to proceed with the said Suit in accordance with law.

14. It is clarified that all contentions on merits are expressly kept

open.

15. It is further clarified that the Respondents are at liberty to file an

appropriate application seeking relief including the relief under Order

VII Rule 11(d) of CPC. If such application is filed, the learned Trial

Court shall decide the same on its own merits by giving opportunity to

all the parties.

16. In view of disposal of the Second Appeal, nothing survives in the

Civil Application and the same is also disposed of.

17. It is clarified that, any ad-interim order, if operating, shall stand

54-SA-533-2019.doc

vacated forthwith.

18. Liberty is granted to the Appellant/Plaintiff to file appropriate

application before the learned Trial Court seeking interim relief. If such

application is filed, the same be decided on merits.

19. Accordingly, Second Appeal is disposed of in above terms with no

order as to costs.

[MADHAV J. JAMDAR, J.]

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter