Citation : 2025 Latest Caselaw 8242 Bom
Judgement Date : 8 December, 2025
2025:BHC-AS:53582
NEETA SAWANT CRA-27 & 29-2017-FC
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
CIVIL REVISION APPLICATION NO. 27 OF 2017
M/S. KUMAR BEHARAY
PROPERTIES LLP THROUGH
ITS AUTHORIZED SIGNATORY ....Applicant
V/s
SHRI RAJESH CHANDRAKANT
Digitally
signed by SHINDE AND OTHERS ....Respondents
NEETA
NEETA SHAILESH
SHAILESH SAWANT
SAWANT Date:
2025.12.08
17:43:46
+0530
WITH
CIVIL REVISION APPLICATION NO. 29 OF 2017
SMT VIDYA SHRIKRISHNA
DEVKULE AND ANOTHER ....Applicants
V/s.
SHRI RAJESH CHANDRAKANT
SHINDE AND OTHERS ....Respondents
Mr. Vineet B. Naik, Senior Advocate i/b. Parinam Law
Associates, for the Applicant in CRA-27 of 2017.
Mr. Sukand Kulkarni with Mr. S.B. Khurjekar, Ms. Manisha
Mane and Mr. Ashutosh Agarwal i/b. Parinam Law
Associates for the Applicant in CRA-29 OF 2017
Mr. Abhijit P. Kulkarni with Mr. Shreyaas R. Zarkar and Mr.
Gourav Shahane for the Respondent.
_______________________________________________________________________________
PAGE NO. 1 of 26
8 DECEMBER 2025
::: Uploaded on - 08/12/2025 ::: Downloaded on - 08/12/2025 20:34:45 :::
NEETA SAWANT CRA-27 & 29-2017-FC
CORAM : SANDEEP V. MARNE, J.
Judgment Resd. On : 24 November 2025.
Judgment Pron. On : 08 December 2025.
Judgment:
1) These Revision Applications are filed challenging the order dated 9 September 2016 passed by the 11th Civil Judge Senior Division, Pune rejecting Application at Exhibit 41 filed by Defendant No.10 and Application at Exhibit 85 filed by Defendants Nos.1 and 2 seeking rejection of Plaint under Order VII Rule 11 of the Code of Civil Procedure, 1908 (the Code).
Defendant No.10 is aggrieved by the impugned order and has filed Civil Revision Application No. 27 of 2017. Defendants Nos.1 and 2 are also aggrieved by rejection of application of Defendant No. 10 and have filed Civil Revision Application No. 29 of 2017.
2) Land bearing Survey No. 69/5B/2, 69/8/1, 70/1 to 17A at Village-Kothrud admeasuring 1,37,790 sq.mtrs was sold by one Raju Maruti Shinde to Defendants Nos.1 and 2 (Vidya Devkule and Shakun Apte) by registered sale deed dated 19 July 1964. Land admeasuring 5,000 sq.mts was acquired by the National Highway Authority leaving net land of 1,32,790 sq.mtrs. On 4 January 1975, Defendants Nos.1 and 2 entered into Agreement for Sale with Pushpadant CHSL in respect of land admeasuring 8,362 sq.mtrs. The Agreement however remained in abeyance on account of provisions of Urban Land (Ceiling and Regulation) Act, 1976. On 5 September 1979 Defendants Nos.1 and 2 executed Development Agreement in _______________________________________________________________________________
PAGE NO. 2 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
favour of Mr. Arun C. Bankar and Mr. Vinod R. Dalal in their capacity as trustees of Badri Vishal Trust for development of property within five years. Defendants Nos.1 and 2 addressed notice dated 20 October 1984 to the said trustees contending that the Development Agreement had come to an end on account of non-completion of development within five years and the earnest money was forfeited. On 9 May 1986, Defendants Nos.1 and 2 entered into Development Agreement with M/s. Suvidh Enterprises. On 11 May 1989, Defendant Nos.1 and 2 entered into registered agreement with Defendant No.6 and towards part performance, possession of the land was handed over to Defendant No.6. Thereafter, Defendant Nos.1 and 2 conveyed area of 63,596 sq.mts out of the total land in favour of Defendants No.11 by registered Sale Deed dated 23 February 1993 by making Pushpadant CHSL and Defendant No.6 as confirming parties. Defendant No.11 secured possession of the conveyed land. Thereafter Defendant No.6 entered into an MOU with Defendant No.11 on 25 February 1993 in respect of the said conveyed land admeasuring 63,596 sq.mtrs under which Defendant No.11 assumed all obligations of Defendant Nos.1 and 2 under Agreement dated 11 May 1989. On 28 January 2009 a registered sale-deed was executed by Defendant Nos.1 and 2 in favour of Defendant No.6 in respect of the balance area of 74,294 sq.mtrs. This is how Defendant No. 6 acquired the entire suit property and remained in possession thereof. On 26 March 2013 registered sale-deed was executed by original Defendant No.11 in favour of Defendant No.10 in respect of area of 44,487 sq.mtrs. Defendant No.6 converted itself from partnership firm to that of Limited Liability Partnership which is the name of
_______________________________________________________________________________
PAGE NO. 3 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
Defendant No.10 (M/s. Kumar Behere Properties LLP). This is how Defendant No.10 claims possession of the entire land.
3) On the other hand, Plaintiff claims that by MOU dated 15 January 1982 executed between Mr. Arun Bankar, Vinod Dalal and his father Late Chandrakant Shinde, rights in the suit property were created in favour of his father.
4) In or around 1992, one Dhirajlal G. Shah on behalf of Badri Vishal Trust filed Special Civil Suit No. 494/1992 before the Civil Judge Senior Division, Pune for specific performance of Agreement dated 5 September 1979. In January 2008, a notice was addressed to Defendant Nos.1 and 2, Defendant Nos. 7, 6, Suvidh Enterprises and Dhirjalal Shah contending that Agreement dated 26 March 1982, Badri Vishal Trust had assigned its rights in portion of the property in favour of Mr. Arun Bankar and that Arun Bankar had passed away in 1984 leaving behind his wife and child. The notice challenged execution of various documents and stated that the wife of Mr. Arun Bankar was willing to perform her part of Agreement dated 26 March 1982. On 7 February 2014, the same advocate addressed notice referring to MOU dated 15 January 1982 executed between Mr. Arun Bankar, Vinod Dalal and father of the Plaintiff, Chandrakant Shinde. The notice was addressed on behalf of the Plaintiff- Rajesh Shinde.
5) In the above background, Plaintiff instituted Special Civil Suit No. 650/2014 in the Court of Civil Judge Senior Division, Pune seeking specific performance of Agreement/MoU
_______________________________________________________________________________
PAGE NO. 4 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
dated 15 January 1982 and seeking cancellation of Agreement dated 11 May 1989 executed in favour of Defendant No.6 and sale-deed dated 28 January 2009. Plaintiff also challenged sale deed dated 28 March 2013 executed in favour of Defendant No.10. Plaintiff has also sought injunctive relief to restrain Defendants from carrying out any construction or creating third party rights in the suit property. Plaintiff also prayed for alternate relief of damages in the sum of Rs.250 crores.
6) Defendant No.10 filed application at Exhibit 41 seeking rejection of plaint under the provisions of Order VII Rule 11 of the Code contending that the suit was hopelessly barred by limitation. By impugned order dated 9 September 2016, the Trial Court has proceeded to reject the application. Defendant No.10 and Defendant No.1 and 2 have filed the present Revision Applications challenging the order dated 09 September 2016.
7) Mr. Naik, the learned Senior Advocate appearing for the Applicant in CRA 27 of 2017/ Org. Defendant No.10 submits that the Trial Court has erred in rejecting the Application for rejection of Plaint ignoring the position that the suit of the Plaintiff is vexatious and hopelessly barred by limitation. That the trial Court has brushed aside the objection of limitation by recording generalized finding that limitation is a mixed question of law and fact. That in the present case, limitation is not a question of fact at all, as various prayers in the Plaint would leave no manner of doubt that all the prayers sought in the Plaint are barred by limitation. That the cause of action pleaded
_______________________________________________________________________________
PAGE NO. 5 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
in para-19 of the Plaint is nothing but clever drafting. That mere discovery of alleged Will executed by Plaintiff's father on 23 May 2013 does not create a cause of action in favour of the Plaintiff to seek specific performance of MOU dated 15 January 1982 or for challenging various documents executed in the year 1989 onwards. Mr. Naik would submit that most of those documents are registered constituting sufficient notice to the world at large. He would rely upon judgment of the Apex Court in Smt. Uma Devi and Ors. Versus. Sri. Anand Kumar and Ors. 1 in support of his contention that Plaintiff had the notice of registered sale deeds. He would submit that the during his lifetime, Chandrakant Shinde never initiated proceedings for specific performance of the alleged agreement executed in his favour and that therefore his son cannot file a vexatious suit merely on the basis of alleged discovery of his father's Will. He would rely upon judgment of the Apex Court in Shri Mukund Bhavan Trust and Others. Versus. Shrimant Chhatrapati Udyan Raje Pratapsinh Maharaj Bhonsle and Another 2 in support of his contention that the Court needs to make meaningful reading of the Plaint by dissecting the vices of clever drafting creating an illusion of cause of action. Mr. Naik would accordingly pray for setting aside the impugned order and for rejection of Plaint under Order VII Rule 11 of the Code.
8) Mr. Sukand Kulkarni the learned counsel appearing for the Revision Applicant in CRA 29 of 2017 would adopt the submissions of Mr. Naik.
1 SLP (C) No. 2137 of 2025 decided on 2 April 2025. 2 2024 (15) SCC 675 _______________________________________________________________________________
PAGE NO. 6 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
9) Per-contra, Mr. Abhijit Kulkarni, the learned counsel appearing for Resp.1/Plaintiff would oppose both the Revision Applications. He would submit that the suit is not restricted only to specific performance of the 1982 MOU. That the suit is filed seeking variety of prayers including prayer for injunction and possession. That even if the suit is held to be barred by limitation in respect of the prayers for specific performance, the other prayers for injunction and possession can still be considered and decided on merits. That Plaint can never be rejected in part. He would submit that even the prayer for specific performance of 1982 Agreement is within limitation as the cause of action for filing the suit is pleaded in para-19 of the Plaint to have accrued on 23 May 2013 when Plaintiff discovered Will executed by his father. That only contents of Plaint are required to be taken into consideration. Once Plaint discloses cause of action as having accrued on 23 May 2013, the Trial Court has to accept the said statement as correct and decide the issue of limitation accordingly. Any other defence sought to be raised by the Defendants can be considered only after consideration of evidence. That the Trial Court has correctly held that the issue of limitation in the present case is mixed question of law and fact. He would submit that the agreement executed in favour of Plaintiff's father on 15 January 1982 was condition upon securing ULC permission. That it was the duty of vendor to secure necessary permissions. That therefore the cause of action did not arise on the date of execution of the agreement and the same continued till it finally became clear that Defendants refused to perform their part of the agreement. In support of his contention that the issue of
_______________________________________________________________________________
PAGE NO. 7 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
limitation cannot be decided without appreciation of evidence, Mr. Abhijit Kulkarni would rely upon judgments of the Apex Court in P. Kumarakurubaran Versus. P. Narayanan and Others 3 and Karam Singh Versus. Amarjit Singh and Others 4. In support of his contention that the starting point of limitation has to be ascertained on facts of each case and that the plea of limitation cannot be decided as a abstract principle of law, divorced from facts, he would rely on judgment of the Apex Court in Ramesh Desai And Others Versus. Bipin Vadilal Mehta And Others 5. That the case involves systematic grabbing of consideration amount and not recognizing the rights of Plaintiff's father. He would accordingly pray for dismissal of both the Revision Applications.
10) Rival contentions of the parties now fall for my consideration.
11) Plaintiff has instituted Special Civil Suit No. 650 of 2014 in the Court of Civil Judge Senior Division, Pune seeking following prayers:-
अ) वादीचा दावा खचासह मंजूर करणेत यावा;
ब) प्रतितवादी यांनी दावा मिमळकती संबंधाने मिदनांक १५/०१/१९८२ रोजीचे कराराची पूतता करणेबाबत प्रतितवादींना हुकुम करणेत यावाः
क) प्रतितवादी नं. १ व २ यांनी प्रतितवादी नं. ६ यांना मिदनांक ११/०५/१९८९ रोजी करुन मिदलेले दावा मिमळकती संबंधीचे करारनामा दस्त नं .८०९९/१९८९ व मिदनांक २९/०१/२००९ रोजी करुन मिदलेले खरेदीखत दस्त नं.७८१/२००९ हे बेकायदेशीर व बनावट असून ते रद्दबादल आहेत व ते वादींवर बंधनकारक नाहीत असा ठराव करणेत यावा;
3 Civil Appeal NO. 5622 of 2025 decided on 29 April 2025.
4 SLP (C) No. 3560 of 2023 decided on 15 October 2025. 5 (2006) 5 SCC 638 _______________________________________________________________________________
PAGE NO. 8 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
ड) प्रतितवादी नं. ११ व १२ यांनी प्रतितवादी नं. १० यांना मिदनांक २८/०३/२०१३ रोजी करुन मिदलेले दावा मिमळकती संबंधीचे खरेदीखत दस्त नं . ९२७/२०१३ हे बेकायदेशीर व बनावट असून ते रद्दबादल आहे व ते वादींवर बंधनकारक नाहीत असा ठराव करणेत यावा;
ई) प्रतितवादी नं. ६ ते १० यांनी स्वतः अगर नोकर, चाकर, एजंट मुखत्यार वगैरे यांचे माफत कोणत्याही प्रकारे डेव्हलपमेंटचे काम करु नये व सदर मिमळकतीवर त्रयस्थ इसमांचे हक्क मिनमाण करु नयेत अशी मिनरंतरची मनाई प्रतितवादीस करणेत यावीः
ई) मिवकल्पे करुन मे. कोटाचे असे मिनदशनास आले की, दावा मिमळकती संबंधाने वादीचे वडीलांशी झालेल्या कराराची पूतता करून देणे कायदेशीर अडचणींमुळे अशक्य आहे असे मिनदशनास आल्यास वादी यांना नुकसान भरपाई पोटी रक्कम रु. २५० कोटी प्रतितवादी यांनी देणेचा हुकुम करणेत यावा;
उ) दाव्याचा संपूण खच वादीस प्रतितवादीकडू न देववावा;
ऊ) न्यायाचे कामी इतर योग्यते हुकुम व्हावेत.
12) The cause of action for filing of the suit is pleaded in para-19 of the Plaint as under :-
१९) दाव्यास कारण मिदनांक २३/०५/२०१३ रोजी वादी यांना त्यांचे वडील चंद्रकांत शिंशदे यांनी करुन ठे वलेल्या मृत्युपत्राची प्रत मिमळाली व त्यामध्ये दावा मिमळकती मधील चंद्रकांत शिंशदे यांचे असलेले सव हक्क प्रस्तुत वादींना मिदले असल्याचे कळले तेव्हा घडले , तद नंतर दावा मिमळकती संबंधाने वडीलांनी केलेल्या कराराची माहीती झाली तेव्हा घडले व तदनंतर प्रतितवादी नं. १,२ व ६ ते १२ यांचे दरम्यान झालेल्या करार व खरेदीखतांबाबत माहीती मिमळाली तेव्हा घडले. तदनंतर वादी यांनी मिदनांक ०७/०२/२०१४ रोजी प्रतितवादी यांना नोटीस पाठवून कराराची पूतता करणे बाबत व बेकायदेशीर पणे केलेले दस्त रद्द बादल करणे बाबत कळमिवले व प्रतितवादी यांनी ते पूणपणे नाकारले तेव्हा घडले व तदनंतर ते रोजचे रोज घडत आहे .
13) Plaintiff thus seeks specific performance of the MOU allegedly executed in favour of his father, late Chandrakant Shinde by Mr. Arun Bankar and Vinod Dalal on 15 January 1982. As observed above, Defendant Nos.1 and 2 are the original owners of the entire land and they executed Development Agreement with Mr. Bankar and Mr. Dalal in their capacity as Trustees of Badri Vishal Trust on 5 September 1979.
Plaintiff claims that in pursuance of rights secured under the
_______________________________________________________________________________
PAGE NO. 9 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
Development Agreement dated 5 September 1979, Mr. Bankar and Mr. Dalal executed MOU in favour of Plaintiffs father for the purpose of assignment of their interest in the land for consideration of Rs.5,00,000/-. While Rs.3,00,000/- was shown to have been paid on execution of the MOU, balance consideration was agreed to be paid after securing ULC permission. However, what was executed in favour of Mr. Bankar and Mr. Dalal was only Development Agreement which was apparently terminated by Defendant Nos.1 and 2 on 20 October 1984 complaining about non-completion of D.A. within the agreed period of 5 years. Thus, the rights of Mr. Bankar and Mr. Dalal were sought to be brought to an end vide termination notice dated 20 October 1984. It appears that Badri Vishal Trust has filed Special Civil Suit No. 494 of 1992 for specific performance of the Development Agreement dated 5 September 1979. Be that as it may, thereafter several transactions have taken place as under :
(I) 11 May 1989: Development Agreement in favour of Defendant No.6.
(II) 23 February 1993: Registered sale-deed between Defendant Nos.1 and 2 in favour of Defendant No.11 as confirmed by Defendant No.6 in respect of half-
portion of land. Interestingly, Chandrakant Shinde was alive when this registered sale-deed dated 23 February 1993 was executed.
(III) 28 January 2009: Registered sale-deed executed by Defendant Nos.1 and 2 in favour of Defendant No.6
_______________________________________________________________________________
PAGE NO. 10 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
for balance area of land. Again, Chandrakant Shinde was alive when this transaction was effected. (IV) 26 March 2013: Registered sale-deed executed by which Defendant No.11 sold half portion of land to Defendant No.10 which was converted as LLP/ Defendant No.6.
14) Plaintiff claims that he discovered Will executed by his father on 23 May 2013, in which rights flowing out of MOU dated 15 January 1982 are allegedly bequeathed in favour by his father. Plaintiff served notice dated 7 February 2014 for specific performance of the MOU dated 15 January 1982 and has thereafter filed the present Suit.
15) It is well settled legal position that while deciding application under Order VII Rule 11 of the Code, the Court has to consider only the pleadings in the Plaint and documents produced therewith. However mechanical reading of the averments in the plaint is not sufficient and what the Courts need to undertake is an exercise of meaningful reading of the averments in the entire Plaint. If after meaningful reading of the averments in the entire plaint, it can be gathered that there is real cause of action for filing the suit, as contradistinct from a mere illusion of cause of action and that the suit prima facie appears to be not barred by limitation or by any express provisions of law, the Court can proceed to reject the application under Order VII Rule 11 of the Code. The provision for rejection of the plaint under Order VII Rule 11 of the Code is made with the objective of throwing out vexatious litigation at the
_______________________________________________________________________________
PAGE NO. 11 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
threshold rather than making the Defendant undergo the ordeal of a lengthy trial. Particularly when the Courts encounter a clever pleading in the plaint, about Plaintiff acquiring knowledge of an event on the pleaded date or about accrual of cause of action on the pleaded day, aimed essentially at saving the plaint from being rejected, the court is not bound to accept that statement as a gospel truth and retain the suit on its file. To paraphrase, mechanical reading of averment about cause of action is not expected for ruling in favour of retention of the plaint. If the suit is instituted after long delay, but the plaint therein is attempted to be saved by lawyer's drafting ingenuity, the court is not expected to accept the clever pleading on the face and to take the suit for trial. In such cases, where the suit appears to be vexatious, court needs to be cautious and must read the entire plaint meaningfully to find out whether the pleadings make the cleverly pleaded case of acquisition of knowledge even believable. If it can be gathered from reading of the averments in the entire plaint, and documents produced therewith, that the cause of action had arisen much earlier than the cleverly pleaded date, Court is not bound to accept the pleaded date and send parties to the ordeal of long trial. If accrual of cause of action can be gathered from pleadings, leading of evidence becomes unnecessary and in such cases, plaint cannot be retained by invoking the general principle of limitation being a mixed question of law and facts.
16) At the same time, causally filed applications seeking rejection of plaint under Order VII Rule 11, aimed essentially at delaying the decision of the suit, equally need to be rejected in an expeditious manner once the Court is satisfied on a _______________________________________________________________________________
PAGE NO. 12 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
meaningful reading of the averments in the plaint, together with the documents produced therewith, that there is some cause of action for taking the suit to trial or that the suit is not barred by express provision of law or that the ground of limitation raised by Defendant is either baseless or requires leading of evidence.
17) I accordingly proceed to undertake the exercise of meaningful reading of the entire Plaint. After referring to the transaction of Development Agreement of Mr. Arun Bankar and Mr. Dalal and execution of MOU by them in favour of Plaintiff's father, Plaintiff has pleaded in para-6 that after execution of the MOU, Mr. Bankar and Mr. Dalal passed away and his father was incapacitated due to old age and passed away on 20 February 2013. Plaintiff has pleaded that his father did not share information relating to execution of MOU dated 15 January 1982 with the family members. After his death, Plaintiff discovered Will dated 11 September 2009 and acquired knowledge of execution of MOU dated 15 January 1982. He also discovered copy of the said MOU. Plaintiff thereafter pleads in para-9 of the Plaint that he approached the suit land and discovered that Defendant No.6 had commenced construction thereon and was constructing buildings of 11 floors. Plaintiff discovered execution of registered agreement dated 11 May 1989 in favour of Defendant No.6 by Defendant Nos.1 and 2. Plaintiff also discovered factum of execution of registered sale- deed dated 28 January 2009 by Defendant Nos.1 and 2. Plaintiff pleaded complete ignorance of transactions executed between various Defendants.
_______________________________________________________________________________
PAGE NO. 13 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
18) However, in para-13, Plaintiff pleads that wife of Mr. Bankar had executed the power of attorney in favour of the Plaintiff in 2007-08 to look after the court proceedings on behalf of her relating to the suit land. Plaintiff thus admits having dealt with disputes relating to suit land in capacity as constituted attorney of Mr. Bankar's wife. He however feigns ignorance about execution of MOU dated 15 January 1982 in favour of his father. Plaintiff claims that after acquisition of knowledge of execution of MOU dated 15 January 1982, he sent notice dated 7 February 2014 seeking specific performance of the said MOU and on account of refusal on the part of the Defendants to act of the notice, the suit is filed. This is the broad frame of Plaintiff's suit.
19) Meaningful reading of the averments in the Plaint would make it abundantly clear that the Plaintiff has admitted the fact that the Development Agreement dated 11 May 1989 executed by Defendant Nos.1 and 2 in favour of Defendant No.6 is a registered instrument. He has specifically admitted the fact that what is executed on 28 January 2009 by Defendant No.1 and 2 is also registered instrument. By that sale-deed dated 28 January 2009, Defendant Nos.1 and 2 had sold half portion of the land in favour of Defendant No.6. The Plaint is however silent about another transaction in the form of registered sale- deed dated 23 February 1993 by which Defendant No.11 acquired ownership in respect of half portion of the land from Defendant Nos.1 and 2 with consent of Defendant No.6. It is also an admitted position that all the three registered documents of Development Agreement dated 11 May 1989, sale-deeds dated 23 February 1993 and 28 January 2009 were executed when _______________________________________________________________________________
PAGE NO. 14 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
Plaintiff's father was alive. He admittedly did not raise any objection or initiated contemporaneous proceedings for cancellation of the above documents. Thus, the cause of action had arisen for Plaintiff's father during his lifetime for filing suit seeking cancellation of registered instruments dated 11 May 1989, 23 February 1993 and 28 January 2009. Plaintiff's father however failed to file any proceedings during his lifetime.
20) Since the three instruments of 11 May 1989, 23 February 1993 and 28 January 2009 are registered, it needs to be assumed that Plaintiffs' father had notice thereof. Here, the facts of the present case appear to be similar to the one before the Apex Court in Uma Devi (supra). In case before the Apex Court, Plaintiff had filed suit for partition in the year 2023 in which Defendants sought rejection of plaint under Order VII Rule 11 of the Code contending that he suit properties were already partitioned in the year 1968 through family settlement, which was given effect to vide revenue entries. It was further contended that based on such partition, some of the Defendants have sold the land vide registered sale-deeds executed in the year 1978. In the above factual background, the Apex Court referred to its judgment in Suraj Lamp Industries Pvt. Ltd. Versus. State of Haryana and Another, 6 in which it is held that registration of a document gives notice to the world that the document has been executed. It further held in Suraj Lamps (supra) that registration provides safety and security to transactions relating to immovable property and gives publicity and public exposure to the documents. Registration provides information to people who may deal with the property as to the nature and extent of rights 6 (2012) 1 SCC 656 _______________________________________________________________________________
PAGE NO. 15 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
which persons may have, affecting that property. It enables people to find out whether any particular property in which they have any interest are subject to any legal obligations and liability and who are those persons claiming right, title and interest in the property. The Apex Court in Uma Devi has held in para-10 to 13 as under :-
10. The Trial Court, considering these facts, allowed the application under Order 7 Rule 11 CPC and dismissed the suit, finding no cause of action for filing the suit. However, the appellate court found that there were triable issues that required consideration. The appellate court was of the opinion that the plaintiffs had a legitimate claim over the joint family properties, and in the absence of any notice to the plaintiffs regarding the partition, the suit was remanded back to the Trial Court for fresh consideration.
11. The sole argument advanced by the respondents/plaintiffs is that the suit was only for partition, filed in the year 2023 and was within the limitation period as the limitation will be counted from the date of their knowledge of the sale deed.
However, upon examining the pleadings before the Trial Court and appellate court, it is evident that the plaintiff failed to address the crucial question of when they became aware of the registered sale deeds. If they had prior knowledge of the sale deeds, they failed to specify the exact date of such knowledge. Additionally, the pleadings suggest suppression of essential facts by the plaintiffs.
12. In the case at hand, partition took place way back in the year 1968, which is evident from the revenue record entries. The suit is filed in the year 2023, i.e. after a period of 55 years. Further, many of the family members had executed registered sale deeds in the year 1978. These sale deeds have been attached, and on perusal it is observed that these were in fact registered sale deeds. A registered document provides a complete account of a transaction to any party interested in the property. This Court in the case of Suraj Lamp Industries Pvt. Ltd. v. State of Haryana & Anr . (2012) 1 SCC 656 held as under:
"Registration of a document gives notice to the world that such a document has been executed. Registration provides safety and security to transactions relating to immovable property, even if the document is lost or destroyed. It gives publicity and public exposure to
_______________________________________________________________________________
PAGE NO. 16 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
documents thereby preventing forgeries and frauds in regard to transactions and execution of documents. Registration provides information to people who may deal with a property, as to the nature and extent of the rights which persons may have, affecting that property. In other words, it enables people to find out whether any particular property with which they are concerned, has been subjected to any legal obligation or liability and who is or are the person(s) presently having right, title, and interest in the property. It gives solemnity of form and perpetuate documents which are of legal importance or relevance by recording them, where people may see the record and enquire and ascertain what the particulars are and as far as land is concerned what obligations exist with regard to them. It ensures that every person dealing with immovable property can rely with confidence upon the statements contained in the registers (maintained under the said Act) as a full and complete account of all transactions by which the title to the property may be affected and secure extracts/copies duly certified".
13. Applying this settled principle of law, it can safely be assumed that the predecessors of the plaintiffs had notice of the registered sale deeds (executed in 1978), flowing from the partition that took place way back in 1968, by virtue of them being registered documents. In the lifetime of Mangalamma, these sale deeds have not been challenged, neither has partition been sought. Thus, the suit (filed in the year 2023) of the plaintiffs was prima facie barred by law. The plaintiffs cannot reignite their rights after sleeping on them for 45 years.
(emphasis added)
21) Thus, in Uma Devi, the registered instruments were executed during lifetime of Mangalamma, who did not challenge the same nor sought partition. The suit filed by Plaintiffs after 45 years was held to be prima facie barred by limitation and the Apex Court upheld rejection of plaint and dismissal of suit. As was the case before the Apex Court, Plaintiff in the present case is also attempting to reignite the case after his father slept over the same during his lifetime for 24 long years. Plaintiff's father
_______________________________________________________________________________
PAGE NO. 17 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
had notice of registered instruments dated 11 May 1989, 23 February 1993 and 28 January 2009. During the lifetime of his father, the said registered instruments were not challenged. Thus, the suit filed by Plaintiff' after the death of his father would clearly barred by limitation as Plaintiff's father slept over the first registered Development Agreement dated 11 May 1989 for over 24 long years.
22) Thus, Plaintiff's prayer for specific performance of MOU dated 15 January 1982 is clearly barred by limitation. Under Article 54 of the Limitation Act, 1963 the limitation for filing suit for specific performance is 3 years from the date fixed for performance and if no date is fixed, when the Plaintiff notices that the performance is refused. Even if it is assumed that MOU dated 15 January 1982 did not indicate any specific time for performance, Plaintiff's father clearly acquired knowledge of refusal of performance when registered Development Agreement dated 11 May 1989 was executed by Defendant Nos.1 and 2 with Defendant No.6, after terminating the Development Agreement executed in favour of Mr. Bankar and Mr. Dalal vide notice dated 20 October 1984. Through another registered instrument of 23 February 1993, Plaintiff's father once again acquired knowledge of refusal of performance. Plaintiff is not the person in whose name MOU dated 15 January 1982 is executed. His own pleadings indicate that the father did not disclose anything to him or to the family members about execution of MOU. Therefore, Plaintiff cannot and rightly has not pleaded that the father had no knowledge of execution of registered instruments. Plaintiff's alleged absence of knowledge
_______________________________________________________________________________
PAGE NO. 18 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
about registered instruments is inconsequential. What he seeks to enforce is his father's right allegedly bequeathed to him under the alleged Will. Therefore, he ought to have demonstrated through pleadings as to when cause of action for father had accrued to file the suit. His father slept over the said MOU for over 31 long years till he passed away on 20 February 2013. He did not take any steps for specific performance of the said agreement. In that view of the matter, Plaintiff's suit for specific performance of the MOU dated 15 January 1982 is hopelessly barred by limitation.
23) Mr. Abhijit Kulkarni submits that even if specific performance can be denied to the Plaintiff by reason of limitation, his other prayer for payment of damages needs to be decided on merits. I am unable to agree. The prayer for damages is nothing but alternate mode of performance of the MOU dated 15 January 1982. If the prayer for specific performance is barred by limitation there is no question of entertaining the prayer for damages by way of alternate performance. Similarly, the prayer for injunction flows out of the prayer for specific performance of MOU dated 15 Janaury 1982. The injunction is not sought on claim for possession. The Plaint does not contain an averment of Plaintiff's father being put in possession of any portion of land. On the other hand, Plaint contains an admission that Defendants were constructing 11 storey building on the land when Plaintiff visited the same. Therefore, the prayer for injunction is not an independent or a standalone prayer which can be considered or decided sans the prayer for specific
_______________________________________________________________________________
PAGE NO. 19 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
performance or sans the prayer for setting aside registered instruments.
24) Thus, on meaningful reading of the Plaint as a whole, there is no manner of doubt that the suit instituted by the Plaintiff is a vexatious litigation which needs to be brought to an instant halt. In Shri Mukund Bhavan Trust (supra) the Apex Court has held that Courts cannot brush aside the issue of limitation under the pretext of the question of limitation being mixed question of law and fact. The Courts must undertake the exercise of meaningful reading of the Plaint and after disseminating the vices of clever drafting creating an illusion of cause of action, if the suit is found to be hopelessly time barred, the Plaint must be rejected under Order VII Rule 11 of the Code. The Apex Court has held in paras-24 and 41 as under :-
24. On a reading of the plaint averments, it is clear that the plaintiff was well acquainted with the counsel Mr Godge. If the plaintiff was already acquainted with Mr Godge, whom upon verification of the records from the status of the suit, we find to have entered appearance in the suit for the 20th respondent on 21-7-2005 itself, would have acquired knowledge much prior to 2-3-2007. We also find that Civil Application No. 1562 of 2006 was not filed by Mr Godge. Therefore, it is a clear case where the plaintiff has not approached the Court with clean hands. We have no hesitation to hold that 2-3-2007, is a fictional date, created only for the purpose of this suit. As such, the judgment in T. Arivandanam v. T.V. Satyapal 14 squarely becomes applicable.
41. However, the trial court erroneously dismissed the application filed by the appellants under Order 7 Rule 11(d) CPC. The High Court also erred in affirming the same, keeping the question of limitation open to be considered by the trial court after considering the evidence along with other issues, without deciding the core issue on the basis of the averments made by Respondent 1 in the plaint as mandated by Order 7 Rule 11(d) CPC. The spirit and intention of Order 7 Rule 11(d) CPC is only for the courts to nip at its bud when any litigation _______________________________________________________________________________
PAGE NO. 20 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
ex facie appears to be a clear abuse of process. The courts by being reluctant only cause more harm to the defendants by forcing them to undergo the ordeal of leading evidence.
Therefore, we hold that the plaint is liable to be rejected at the threshold.
25) Recently in Dhananjay Shivram Mapare and Ors. Versus. Vilas Eknath Kapre and Ors.7, I have highlighted the need for nipping in the bud vexatious litigation. This Court has directed rejection of plaint by having recourse to the provisos of Order VII Rule 11 after noticing that the real intention behind filing of the suit was to bring the Defendants to settlement table. This Court considered the judgment of the Apex Court in Dahiben v. Arvindbhai Kalyanji Bhanusali (Gajra) dead through legal representative 8 , K. Akbar Ali Vs. Umar Khan9 and Shree Mukund Bhavan Trust (supra) and held in para-11 as under :-
The issue of consideration is if the Court notices that the suit is gross abuse of process of law and is filing for oblique purpose of forcing the Defendants for settlement in absence of any real cause of action, whether the Court would remain a mute spectator and allow the judicial process to be misused by a vexatious litigant. The Court is not supposed to blindly accept the averment in the pliant about accrual of cause of action. It must also necessarily enquire whether there is any cause of action for filing the suit. The concept of 'cause of action' serves as the cornerstone upon which a suit is built. The term 'cause of action' refers to the set of facts or circumstances that give rise to a legal claim, forming the basis for initiating the suit. The Court therefore must enquire whether the bundle of facts pleaded in the plaint make out Plaintiff's right to sue. For that purpose, reading of the plaint cannot be 'formal'. It needs to be 'meaningful'. This is because Plaint drafted by a lawyer is most likely to have an averment of accrual of cause of action. Such averment is not to be plainly accepted by formal reading of the plaint. The Court must satisfy itself that the cause of action pleaded is not a creation of fiction. If the Court makes a meaningful reading of the Plaint and comes to the conclusion
7 Civil Revision Application NO. 87 of 2019 decided on 11 November 2025 8 (2020) 7 SCC 366 9 (2021) 14 SCC 51 _______________________________________________________________________________
PAGE NO. 21 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
that the suit is manifestly vexatious without exhibiting Plaintiff's real right to sue, such suit needs to be nipped in the bud instead of making the Defendants undergo the ordeal of the lengthy trial. These legal principles have been stated in various judgments of the Apex Court. It would be apposite to refer to few of them
26) In the present case also, it is abundantly clear that the suit instituted by the Plaintiff is a vexatious litigation initiated under the hope of bringing Defendants to settlement as they had already commenced construction of 11 storey buildings on the land. Court's jurisdiction cannot be permitted to be abused for the purpose of filing of such a vexatious litigation which is ex-facie barred by limitation. The trial court has erred in not appreciating this position. In every case, the issue of limitation cannot be brushed aside holding that the same is a mixed question of law and fact. In the present case, it is difficult to comprehend as to how the issue of limitation would depend on leading of evidence. Plaintiff's father did not take any steps for specific performance of MOU dated 15 January 1982 during his lifetime for over 31 long years. After his death, the Plaintiff has instituted the suit which is hopelessly barred by limitation as Plaintiff's father must have secured notice of execution of several registered instruments during his lifetime. The prayer for cancellation of instruments of 11 May 1989 and 28 January 2009 is also barred by limitation. The prayer for cancellation of sale-deed dated 26 March 2013 is premised on challenge to the main instrument of 11 May 1989. If prayer for challenging Development Agreement dated 11 May 1989 is barred by limitation even the prayer for challenge to sale-deed dated 26 March 2013 would not survive.
_______________________________________________________________________________
PAGE NO. 22 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
27) In that view of the matter, the Trial Court has clearly erred in not making meaningful reading of the Plaint and by going with the cleverly drafted averment in the Plaint about date of accrual of cause of action.
28) What remains now is to deal with judgments cited by Mr. Abhijit Kulkarni.
(i) In P. Kumarakurubaran (supra), the issue before the Apex Court was about prior notice of transaction by the Plaintiff. In the facts of that case, the Apex Court held that Plaintiff had taken various steps immediately after becoming aware of registration of documents and thereafter filed a suit seeking declaration and consequential reliefs. In the facts and circumstances of that case, the Apex Court held that the question of limitation involved disputed facets and hinged on the date of knowledge of execution of transactions. The facts of the judgment in P. Kumarakurubaran are clearly distinguishable and the facts of the present case are more or less similar to the one involved in Uma Devi, where Plaintiff's father did not take any steps for specific performance of MOU dated 15 January 1982 for 31 long years nor challenged various registered instruments executed during his lifetime.
(ii) The judgment of the Apex Court in Karam Singh (supra) involved claim of title through succession which was resisted by the Defendants therein by relying on a Will. The Will was apparently not probated. The suit was
_______________________________________________________________________________
PAGE NO. 23 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
not merely for declaration of Will being void but the same was also for possession. The Apex Court held that when the suit for possession of immovable property is based on title, the limitation period was 12 years under Article 65 of the Limitation Act. It is in the facts of that case that the Apex Court ruled that the Plaint in the suit could not be rejected on the ground of suit being barred by limitation. Thus, the facts in the case of Karam Singh are clearly distinguishable and do not have application to the facts of the present case.
(iii) The judgment in Ramesh Desai (supra )is relied on in support of the contention that in every case limitation cannot be decided as an abstract principle of law de-horse from facts. In case before the Apex Court, the Company Court had determined the question of limitation in filing company petition under Section 155 of the Companies Act, 2013 as a preliminary issue and had dismissed the petition as being barred by limitation. The Apex Court applied the principle of demurer and held that facts disclosed in the Company Petition did not indicate that the petition was barred by limitation. That Judge had referred to the affidavit in reply while deciding the issue of limitation at preliminary stage. In the facts of that case, the Apex Court held that the issue of limitation hinged on disputed questions of facts. The judgment therefore has no application to the facts of the present case.
_______________________________________________________________________________
PAGE NO. 24 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
29) Considering the overall conspectus of the case, I am of the view that the Trial Court has erred in rejecting the Applications filed by Defendant No.10. The suit filed by the Plaintiff is ex-facie barred by limitation. It is a vexatious piece of litigation which must be nipped in its bud rather than making Defendants undergo the ordeal of lengthy trial. The land in question has already been developed and third-party rights of flat purchasers are created. Several innocent flat purchasers are residing in the flats constructed on the suit land. Plaintiff cannot be permitted to create an illusion of cause of action by clever drafting by raising the averment of alleged disclosure of Will executed by his father on 23 May 2013 for the purpose of bringing the suit within limitation. The Trial Court ought to have undertaken meaningful reading of the entire Plaint for the purpose of ascertaining its real nature. No disputed questions of facts are involved in the suit for deciding the issue of limitation. The trial court therefore ought to have rejected the Plaint in the suit by having recourse to the provisions of Order VII Rule 11 of the Code.
30) The impugned order passed by the Trial court is thus indefensible and liable to be set aside
31) I accordingly proceed to pass the following order :
(I) The impugned order dated 9 September 2016 is set aside and Application at Exhibits-41 and 85 are allowed in terms of prayers made therein.
_______________________________________________________________________________
PAGE NO. 25 of 26 8 DECEMBER 2025
NEETA SAWANT CRA-27 & 29-2017-FC
(ii) Accordingly, the Plaint in Special Civil Suit No. 650 of 2014 is rejected under provisions of Order VII Rule 11 of the Code.
32) Both the Civil Revision Applications are allowed in above terms. In the facts and circumstances of the case, there shall be no order as to costs.
[SANDEEP V. MARNE, J.]
_______________________________________________________________________________
PAGE NO. 26 of 26 8 DECEMBER 2025
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!