Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mrs.Rutuja Adhik Khanolkar vs Mr.Satish Tukaram Sawant And Others
2025 Latest Caselaw 8628 Bom

Citation : 2025 Latest Caselaw 8628 Bom
Judgement Date : 11 December, 2025

[Cites 12, Cited by 0]

Bombay High Court

Mrs.Rutuja Adhik Khanolkar vs Mr.Satish Tukaram Sawant And Others on 11 December, 2025

Author: Milind N. Jadhav
Bench: Milind N. Jadhav
2025:BHC-AS:54545
                                                                                     SA.372.2019.doc

  Ajay

                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                          CIVIL APPELLATE JURISDICTION

                                    SECOND APPEAL NO. 372 OF 2019
                                                 WITH
                                  CIVIL APPLICATION NO. 1574 OF 2018
                                                  IN
                                    SECOND APPEAL NO. 372 OF 2019

             Mrs. Rutuja Adhik Khanolkar                                 .. Appellant
                  Versus
             Mr. Satish Tukaram Sawant                                   .. Respondent

                                        ....................
              Mr. Amogh Singh, i/b Mr. Chintan Shah and Mrs. Anusha Amin
               Advocates for Appellant.
              Mr. Sachin Ramrao Pawar a/w Mr. Dewang S. Mhatre, Advocates
               for Respondent.
                                                 ....................

                                                 CORAM : MILIND N. JADHAV, J.
                                                 DATE        : DECEMBER 11, 2025.

             P.C.:

1. Heard Mr. Singh, learned Advocate for Appellant and Mr.

Pawar, learned Advocate for Respondent.

2. This Second Appeal is filed challenging the Judgment dated

31.08.2018 passed by the Learned District Judge, Thane in Regular

Civil Appeal No. 26 of 2016. Regular Civil Suit No. 1495 of 2012 was

filed by Plaintiffs in the Court of Joint Civil Judge, Junior Division,

Thane seeking declaration of their title in Flat No.8, Kasturi

Cooperative Housing Society, Mumbai Pune Road, Kalwa, Thane West

(for short "suit flat").

1 of 24

SA.372.2019.doc

3. By Judgment dated 01.12.2015, the Suit was decreed by the

Trial Court declaring Plaintiffs title in suit flat. By Judgment dated

31.08.2018, the First Appeal filed by Appellant was dismissed by the

learned Joint District Judge, Thane. Hence the present Second Appeal.

4. On 24.06.2024, this Court admitted the Second Appeal and

framed the following substantial questions of law:-

(i) Whether both the Courts ignored the specific plea of the plaintiff that defendant no. 2 was inducted in the suit property as a gratuitous licensee?

(ii) Whether the Courts ought to have taken into consideration the legal principles settled in the decision of Prabhudas Damodar Kotecha and another vs. Smt. Manharbala Jeram Damodar and Ors1and framed an issue on the jurisdiction of the Civil Court to decide the suit which was filed on the ground that defendant no. 2 was inducted in the suit premises as a gratuitous licensee?

(iii) Whether the findings recorded by both the Courts on the suit being within the limitation is by proper appreciation of pleadings on record?

5. For the sake of convenience, parties herein shall be referred

to by their nomenclature before the Lower Courts.

6. Briefly stated, one Late Sulochana Tukaram Sawant was the

sole proprietress of M/s Konark Construction Company. She had five

children comprising of three daughters (Original Plaintiff Nos. 2 to 4)

and two sons (Original Plaintiff Nos. 1 to 5) one of whom namely

Satish Tukaram Sawant (for short "Plaintiff No. 1") constructed a

1 (2013) 15 SCC 358

2 of 24

SA.372.2019.doc

building having 20 flats nomenclatured as Kasturi Co-operative

Housing Society (for short "said Society"). All flats in said Society

were sold except suit flat. The building was duly registered as

Cooperative Housing Society by law.

6.1. One Late Nirmala Nilkantha Brid (for short "Original

Defendant No. 2") was the sister of Late Sulochana Tukaram Sawant

and Late Sulochana Tukaram Sawant permitted Original Defendant

No. 2 along with her son Prakash Brid to occupy suit flat and said

Society issued Share Certificate No.18 in the name of Prakash Brid

with respect to suit flat. On 11.11.1992 Prakash Brid expired and

thereafter Original Defendant No. 2 continued to reside in suit flat.

6.2. On 26.05.2005, Late Sulochana Tukaram Sawant expired

and thereafter name of Original Defendant No. 2 came to be added on

Share Certificate No.18 in respect of suit flat. On 24.09.2009 daughter

of Original Defendant No. 2 being Rutuja Adik Khanolkar (for short

"Appellant") executed Agreement for Sale with Original Defendant No.

2 transferring suit flat to the name of Appellant. On the basis of this

Agreement for Sale, Appellant filed application for transfer of Share

Certificate No.18 to her name however Plaintiff No. 1 objected to the

transfer and Society refused to admit Appellant as a member.

6.3. Appellant filed Application under Section 23(2) of

Maharashtra Cooperative Societies Act, 1962 before Deputy Registrar,

3 of 24

SA.372.2019.doc

Cooperative Housing Societies with prayer to direct said Society to

admit her as member and transfer Share Certificate No. 18 to her

name. On 03.11.2011, Deputy Registrar, Cooperative Housing

Societies allowed the application and directed said Society to admit

Appellant as member. Being aggrieved, said Society filed Revision

Application before Joint Divisional Registrar Cooperative Societies

which was allowed on 08.11.2012 with directions to Deputy Registrar

to decide the matter afresh.

6.4. Plaintiffs filed Regular Civil Suit No.1495 of 2012 before the

Joint Civil Judge Junior Division, Thane seeking declaration of their

title over suit flat in said Society. Civil Judge passed Judgment dated

01.12.2015 partly decreeing the suit and declared Plaintiffs as owners

of suit flat in the said Society, directed Appellant to vacate suit flat and

hand over vacant possession to Plaintiffs. Being aggrieved, Appellant

filed Regular Civil Appeal No.26 of 2016 before the District Judge,

Thane which came to be dismissed by Judgment dated 30.08.2018.

Hence present Second Appeal.

7. The twin Judgments dated 01.12.2015 and 31.08.2018 are

appended at page Nos. 6 and 38 to the Second Appeal and form part

of the paper book. With the able assistance of Mr. Singh, learned

Advocate for Appellant (original Defendant No.1) and Mr. Pawar,

learned Advocate for Respondent (original Plaintiff No.1), I have

4 of 24

SA.372.2019.doc

perused the same and also perused the record and proceedings before

the Trial Court and First Appeal Court which are produced before me.

It is seen from the record of this Second Appeal that Mr. Singh, learned

Advocate for Appellant, did not serve copy of Second Appeal on

Respondent Nos. 2 to 3 hence Registrar Judicial - II in his order dated

29.09.2025 dismissed Appellants case against Respondent Nos. 2 and 3

for non prosecution.

8. Mr. Singh, learned Advocate for Appellant would submit that

impugned order is baseless, bad in law, passed without due

consideration of material on record and deserves to be set aside. He

would submit that Appellant is the Original Defendant No. 1 in Regular

Civil Suit No.1495 and is the owner of suit flat in said Society. He

would submit that Original Defendant No.2 had four daughters one of

whom is present Appellant and one son namely Prakash Nilkanth Brid.

He would submit that Appellant was residing at suit flat with her

mother i.e. Original Defendant No. 2 and her brother until her

marriage.

8.1. He would submit that on 12.10.1986, Late Soluchana

Tukaram Sawant executed Agreement with M/s. Mahalaxmi

Constructions and got transferred the plot of land upon which said

Society is built to her. He would submit that in or about 1989, after

construction of the building and its registration as Cooperative Housing

5 of 24

SA.372.2019.doc

Society, Late Soluchana Tukaram Sawant entered into an oral family

arrangement with Original Defendant No. 2 and allotted suit flat to

Original Defendant No. 2 and her son Prakash Brid, made Prakash a

member in the said Society which issued Share Certificate No. 18

bearing distinctive numbers 86 to 90 in his name on 15.12.1991. He

would submit that all bills including electricity bills and maintenance

bills of suit flat were issued in the name of Prakash Brid.

8.2. He would submit that Prakash expired on 10.11.1992, his

mother i.e. Original Defendant No. 2 filed requisite application for

membership in said Society which was allowed on 14.06.1996 and on

11.08.1996 Share Certificate No. 18 was transferred to her name. He

would submit that all bills including Society maintenance bills and

electricity bills now came to be issued in the name of Original

Defendant No. 2. He would submit that Original Defendant No. 2 and

Appellant i.e. her daughter were in possession of suit flat since 1989

and hence they became the owners of suit flat by way of adverse

possession.

8.3. He would submit that Original Defendant No.2 entered into

Registered Agreement for Sale dated 24.09.2009 with Appellant to

transfer her right, share, title and interest in suit flat to Appellant for

consideration of Rs.4,50,000/-. He would submit that Appellant filed

application for transfer of membership of suit flat to said Society

6 of 24

SA.372.2019.doc

however the same came to be rejected hence she filed Appeal under

Section 23(2) of the Maharashtra Cooperative Societies Act, 1960. He

would submit that during the proceedings, said Society pleaded that

they came to know of aforementioned Agreement for Sale on

09.05.2011. He would submit that Deputy Registrar allowed the

Application by Order dated 03.11.2011 however said Society filed

Revision Application challenging order dated 03.11.2011 before the

Joint Divisional Registrar Cooperative Societies which came to be

allowed on 08.11.2012 remanding the matter back to Deputy Registrar

for fresh determination.

8.4. He would submit that on 05.04.2012, during pendency of

Revision Application, Plaintiff's filed Regular Civil Suit No. 1495 of

2012 seeking declaration of title with possession of suit premises and

the suit was partly decreed declaring Plaintiff's title over suit flat and

directing Appellant to hand over vacant possession of the same. He

would submit that Appellant filed Regular Civil Appeal No. 26 of 2016

before the District Judge, Thane however the same came to be

rejected.

8.5. He would submit that all government identification

documents including Voter ID card and LPG gas connection are issued

in the name of Appellant with address of suit flat. He would submit

that Appellant has paid all Society maintenance bills however said

7 of 24

SA.372.2019.doc

Society never issued the bills or receipts in her name.

8.6. He would submit that both the Trial Court and First

Appellate Court failed to consider that Plaintiffs never produced any

documentary evidence on record to show their title of suit flat. He

would submit that Plaintiffs were never in possession and ownership of

suit flat as the same was allotted to Original Defendant No.2 by Late

Sulochana Tukaram Sawant whose son Satish Sawant was the

Promoter / Developer and as long as his mother Sulochana Tukaram

Sawant was alive, no objection was raised by her or her legal heirs i.e.

Plaintiffs. He would submit that it is Plaintiff No. 1's case that he was

in possession of suit flat since inception however if that be the case

then he was aware of transmission of the flat from Prakash Brid to

Original Defendant No. 2 prior to 09.05.2011 by the Society in 1996.

He would submit that Plaintiff No.1 attended all Society meetings and

was aware that suit flat was allotted to Original Defendant No. 2 and

her family.

8.7. He would submit that on demise of Prakash Brid, Society

allowed transfer of suit flat to Original Defendant No.2 and did not

raise any objection to add her name to Share Certificate No. 18 hence

Plaintiffs cannot raise an objection to the transfer of suit flat to

Appellant. He would submit that Appellant and Original Defendant No.

2 executed a duly registered Agreement for Sale to transfer suit flat to

8 of 24

SA.372.2019.doc

Appellant therefore there ought to be no impediment to transfer suit

flat. He would submit that it is Plaintiffs' case that Agreement for Sale

is a bogus document and invalid in law however Plaintiffs did not lead

any evidence to that effect and the Lower Courts have erroneously held

that Agreement for Sale dated 24.06.2009 is illegal.

8.8. In support of his submissions, Mr. Singh would rely on the

following decisions of the Supreme Court to contend that Plaintiffs are

not entitled to ownership of suit flat and the Courts below have

wrongly declared Plaintiffs as owners of suit flat being (1) Vasantha

(Dead) through Legal Representative vs. Rajalakshmi Alias Rajam

(Dead) through Legal Representatives2 and (2) Vaishali Abhimanyu

Joshi vs. Nanasaheb Gopal Joshi 3

9. PER CONTRA Mr. Pawar, learned Advocate for Respondent

(Original Plaintiff No.1) would submit that impugned judgments are

correct in law, passed with due consideration of material, tenable and

deserve to be upheld. He would submit that suit flat is the disputed

property in the proceedings. He would submit that Original Defendant

No.2 is sister of Late Sulochana Tukaram Sawant. He would submit

that Plaintiff No. 1 constructed a building and the same was named

and registered as Kasturi Cooperative Housing Society in which Flat

Nos. 4 and 8 i.e. suit flat remained unsold and remained in possession

2 (2024) 5 SCC 282 3 (2017) 14 SCC 373

9 of 24

SA.372.2019.doc

of Plaintiff No. 1 as he was the developer of the building. He would

submit that Flat No. 4 was subsequently sold and suit flat remained in

Plaintiffs possession till the demise of Late Sulochana Tukaram Sawant

on 26.05.2025 after which Plaintiffs, as her heirs and representatives,

came into possession of the aforementioned flat.

9.1. He would submit that Original Defendant No. 2 requested

Plaintiffs to allow her to occupy suit flat as she was a widow with 5

children and had no source of income. He would submit that Plaintiffs

were sympathetic to plight of Original Defendant No.2, they allowed

her and her son Prakash Brid to occupy suit flat on humanitarian

grounds as gratuitous licensees.

9.2. He would submit that Prakash Brid managed to obtain Share

Certificate in respect of suit flat behind the back of Plaintiffs and in

violation of law and bye laws of said Society. He would submit that

Prakash Brid expired on 10.11.1992 and Original Defendant No.2

managed to add her name on Share Certificate of Flat No. 18 without

the knowledge of Plaintiffs and in violation of law and bye laws of said

Society.

9.3. He would submit that on 09.05.2011, Plaintiffs learnt that

Appellant applied for transfer of Share Certificate of Flat No.18 to her

name on the basis of a purported Agreement for Sale dated

24.09.2009. He would submit that Plaintiffs immediately took

10 of 24

SA.372.2019.doc

objection to the transfer of suit flat on the ground that Plaintiffs never

sold, conveyed or transferred in any way suit flat to Original Defendant

No. 2. He would submit that Share Certificate is not a document that

denotes title hence mere presence of Original Defendant No.2's name

on the Share Certificate does not show her title and ownership of suit

flat. He would submit that though Share Certificate No. 18 reflects

name of Original Defendant No.2, Plaintiff No.1 was still the owner of

suit flat. He would submit that in the face of these objections, Society

refused Appellant's application for membership in said Society.

9.4. He would submit that Appellant filed Application before the

Deputy Registrar Cooperative Societies Thane seeking for membership

in said Society which was allowed by order dated 03.11.2011. He

would submit that Plaintiffs filed Objection Petition before the Deputy

Registrar on the ground that purported Agreement for Sale is a forged

and fabricated document was dismissed as Deputy Registrar possessed

no power to decide legality of the purported Agreement for Sale and

directed Plaintiffs to approach the Civil Court.

9.5. He would submit the Plaintiffs filed Revision Application

before the Joint Registrar of Cooperative Societies, Thane which was

allowed by order dated 08.11.2012. He would submit that in the view

of the above development, Plaintiffs filed Regular Civil Suit seeking

declaration of title to suit flat and prayer that purported Agreement for

11 of 24

SA.372.2019.doc

Sale was false, fabricated and not a legal document.

9.6. He would submit that Section 54 of Transfer of Property Act,

1882 bars the transfer of suit flat from Original Defendant No. 2 to

Appellant by an Agreement for Sale as such document does not confer

any proprietary rights in favour of the transferee nor creates any

interest or charge in the property. He would submit that purported

Agreement for Sale contains no averment as to how Defendant No. 2

came into possession of suit flat hence Plaintiffs are the lawful owners

of suit flat and neither Original Defendant No.2 nor her family

possesses any title in suit flat. Hence he would urge the Second Appeal

to be dismissed.

10. I have heard Mr. Singh, learned Advocate for Appellant and

Mr. Pawar, learned Advocate for Respondent No.1 and perused the

record of the case with their able assistance. Submissions made by the

learned Advocates at the bar have received due consideration of the

Court.

11. In the present case, it is seen that Original Plaintiff No.1 and

Appellant are cousin brother and sister whereas mother of Original

Plaintiff No. 1 - Late Sulochana Tukaram Sawant and mother of

Appellant i.e. Original Defendant No. 2 - Late Nirmala Brid are real

sisters. Late Sulochana Tukaram Sawant was sole proprietress of M/s

Konark Construction Company and her son i.e. Original Plaintiff No. 1

12 of 24

SA.372.2019.doc

constructed the building Kasturi Cooperative Housing Society where

suit flat is situated. It is seen that two flats remained unsold which

were Flat No. 4 and Flat No. 8 i.e. suit flat.

12. It is seen that Flat No. 4 was subsequently sold and only suit

flat remained to be sold. It is seen that in or about 1988-1989, Original

Defendant No. 2 was put in possession of of suit flat by Late Sulochana

Tukaram Sawant. It is case of Appellant that suit flat was allotted to

her brother Prakash Brid by a mutual understanding / family

agreement and his name was therefore added on Share Certificate

No.18 in respect of suit flat and it was duly transferred to him.

Thereafter upon the demise of Prakash Brid, name of Original

Defendant No.2 was added in the Share Certificate No. 18 by the

Society. It is seen that Original Defendant No.2 and Appellant executed

registered Agreement for Sale to transfer suit flat to name of Appellant

in 2019 however when said Agreement for Sale was presented to the

Society for transfer, Plaintiff No.1 raised objection and the Society

refused to add acknowledge the registered Agreement for Sale and

transfer name of Appellant on Share Certificate No.18. Thereafter

Appellant agitated rounds of litigation before the Deputy Registrar,

Cooperative Societies and Joint Registrar, Cooperative Societies who

finally dismissed Appellant's revision application and remanded the

matter back to the Deputy Registrar. In the interregnum, Plaintiff's

filed Regular Civil Suit seeking declaration of title and possession of

13 of 24

SA.372.2019.doc

suit flat where in Judgment dated 01.12.2015, Civil Court partly

decreed the suit declaring Plaintiffs title over suit flat and directed

Appellant and Original Defendant No.2 to vacate and hand over

possession of suit flat to Plaintiffs. Appellant challenged Judgment

dated 01.12.2015 before the District Judge who passed Judgment

dated 31.08.2018 dismissing the Appeal and hence present Second

Appeal is filed.

13. At the outset, controversy before me pertains to whether

lower Courts were correct to declare and uphold Plaintiff's entitlement

over suit flat without detailed discussion on preliminary issues

pertaining to jurisdiction, limitation and whether Appellant was a

gratuitous licensee in respect of suit premises. Admittedly, suit flat is

situated in building constructed by Plaintiff No.1 and suit flat was the

only unsold unit. It is also an admitted position that Original

Defendant No.2 i.e. Nirmala Brid, her son Prakash Brid and present

Appellant Rutuja Khanolkar were in possession of suit flat and while

they were in possession of suit flat, Share Certificate No. 18 came to be

issued in the name of Prakash Brid with respect to suit flat.

14. It is the case of Appellant that through an oral family

arrangement / understanding between Late Sulochana Sawant and

Late Nirmala Brid i.e. Original Defendant No.2, suit flat was allotted to

Original Defendant No. 2 and in that regard Share Certificate No. 18

14 of 24

SA.372.2019.doc

was issued in the name of Prakash Brid. It is case of Plaintiffs that suit

flat was never allotted to Original Defendant No. 2 and there is no

document placed on record nor in the said Society's record to show

sale, transfer or allocation to Original Defendant No.2 and Prakash

Brid i.e. son of Original Defendant No. 2 obtained Share Certificate No.

18 behind the back of Plaintiffs and in the absence of any document of

sale, transfer or allocation of suit flat. However It is also case of

Plaintiffs that Original Defendant No.2 along with her family was put

in possession of suit flat as a gratuitous licensee having no right, title

and interest in the suit flat.

15. I have perused both impugned judgments i.e. Judgment

dated 01.12.2015 passed by the Trial Court which is appended at

Exhibit 'C' page No. 38 and Judgment dated 31.08.2018 passed by the

First Appellate Court which is appended at Exhibit 'A' page No. 6 of

Second Appeal. It is seen that Trial Court initially framed 5 issued for

consideration and thereafter further 2 additional issues. However it is

seen that none of these 6 issues so framed pertain to the preliminary

issue of jurisdiction of the Civil Judge Junior Division to hear and

dispose of Suit filed by Plaintiffs when it was Plaintiff specific case that

Original Defendant No. 2 was inducted in the suit that as a gratuitous

licensee.

16. In the suit plaint filed by Plaintiff in paragraph No. 4

15 of 24

SA.372.2019.doc

appended at page No.62 of Appeal from Order, it is Plaintiffs

contention that as financial condition of Original Defendant No.2 was

precarious and as she was a widow with children having so source of

income, she requested Plaintiff No.1 to allow her to occupy suit flat on

and Plaintiff No.1 acceded to this request and inducted her and her

family as gratuitous licensee in the suit that on humanitarian grounds.

This is an important point for consideration and mention made

however neither of the Courts below framed any issue regarding status

of Appellant and Original Defendant No.2 since it is a clear disputed

question of fact. It is seen that since Plaintiffs' pleaded that Original

Defendant No.2 and Appellant are gratuitous licensees, it was trite for

the Trail Court to examine such pleading to prima facie determine if

Original Defendant No.2 and Appellant were in fact gratuitous

licensees and if so then would the jurisdiction lie before the Civil

Court. It is seen that both the Trial Court and First Appellate Court

overlooked the issue of gratuitous licensee and therefore subject matter

of jurisdiction of the Suit before deciding the same. In this regard,

attention is invited to the decision of the Supreme Court in the case of

Prabhudas Damodar Kotecha and another vs. Smt. Manharbala Jeram

Damodar and Ors (Supra) which states that eviction suits between

licensor and licensee are to be exclusively tried by the Small Causes

Court. In this regard paragragh Nos. 54, 57, 58 and 59 are reproduced

herein below for immediate reference:-

16 of 24

SA.372.2019.doc

"54. We have already indicated the expression "licence" as reflected in the definition of "licensee" under sub-section (4-A) of Section 5 of the Rent Act and Section 52 of the Easements Act are not pari materia. Under sub-section (4-A) of Section 5, there cannot be a licence unsupported by the material consideration whereas under Section 52 of the Easements Act payment of licence fee is not an essential requirement for subsistence of licence. We may indicate that the legislature in its wisdom has not defined the word "licensee" in the PSCC Act. The purpose is evidently to make it more wide so as to cover gratuitous licensee as well with an object to avoid multiplicity of proceedings in different courts causing unnecessary delay, waste of money and time, etc. The object is to see that all suits and proceedings between a landlord and a tenant or a licensor and a licensee for recovery of possession of premises or for recovery of rent or licence fee irrespective of the value of the subject-matter should go to and be disposed of by a Small Cause Court. The object behind bringing the licensor and the licensee within the purview of Section 41(1) by the 1976 Amendment was to curb any mischief of unscrupulous elements using dilatory tactics in prolonging the cases for recovery of possession instituted by the landlord/licensor and to defeat their right of approaching the court for quick relief and to avoid multiplicity of litigation with an issue of jurisdiction thereby lingering the disputes for years and years.

55.xxxxxx

56.xxxxxx

57. We are of the considered view that the High Court has correctly noticed that the clubbing of the expression "licensor and licensee" with "landlord and tenant" in Section 41(1) of the PSCC Act and clubbing of causes relating to recovery of licence fee is only with a view to bring all suits between the "landlord and tenant" and the "licensor and licensee" under one umbrella to avoid unnecessary delay, expenses and hardship. The act of the legislature was to bring all suits between "landlord and tenant" and "licensor and licensee" whether under the Rent Act or under the PSCC Act under one roof. We find it difficult to accept the proposition that the legislature after having conferred exclusive jurisdiction in one court in all the suits between licensee and licensor should have carved out any exception to keep gratuitous licensee alone outside its jurisdiction. The various amendments made to the Rent Act as well as the Objects and Reasons of Maharashtra Act 19 of 1976 would clearly indicate that the intention of the legislature was to avoid unnecessary delay, expense and hardship to the suitor or else they have to move from one court to the other not only on the question of jurisdiction but also getting reliefs.

58. We are of the view that in such a situation the court also should give a liberal construction and attempt should be to achieve the purpose and object of the legislature and not to

17 of 24

SA.372.2019.doc

frustrate it. In such circumstances, we are of the considered opinion that the expression "licensee" employed in Section 41 is used in general sense of the term as defined in Section 52 of the Easements Act.

59. We have elaborately discussed the various legal principles and indicated that the expression "licensee" in Section 41(1) of the PSCC Act would take a gratuitous licensee as well. The reason for such an interpretation has been elaborately discussed in the earlier part of the judgment. Looking from all angles in our view the expression "licensee" used in the PSCC Act does not derive its meaning from the expression "licensee" as used in sub-section (4-A) of Section 5 of the Rent Act and that the expression "licensee" used in Section 41(1) is a term of wider import intended to bring in a gratuitous licensee as well."

17. The words of the Supreme Court need reiteration in the

present case to show that suits between licensor and licensee including

gratuitous licensees are to be tried and decided by Small Causes Court.

It is seen that it is Plaintiffs' specific case that Original Defendant No.2

and Appellant were allowed to occupy the suit flat as gratuitous

licensees. In light of this admission, jurisdiction of Civil Judge Junior

Division to hear and dispose of this Suit is immediately called into

question and he ought to have framed preliminary issue of subject

matter jurisdiction of the Suit tried before him to conclude whether he

was possessed with the jurisdiction to hear and decree the Suit. It it

seen that First Appeal Court i.e. District Judge also did not discuss the

subject matter of jurisdiction of Civil Judge Junior Division to hear and

dispose of the Suit on this assertion of Plaintiffs. The Civil Judge Junior

Division and First Appellate Court ought to have perused the

averments in the suit plaint to determine if the Suit ought to be have

been heard or dismissed on the ground of jurisdiction.

18 of 24

SA.372.2019.doc

18. While there is no doubt, Supreme Court passed its Judgment

in Prabhudas Damodar Kotecha (Supra) on 13.08.2013, which is post

the filing of Suit, Civil Judge decreed the Suit in 2015 hence the Civil

Judge ought to have considered the aforementioned Judgement,

considered its ratio decidendi and accordingly framed issue of

jurisdiction. That apart, First Appellate Court i.e. District Judge ought

to have suo moto applied the principles of Prabhudas Damodar

Kotecha (Supra) to the facts of the impugned Appeal to determine if

Suit ought to be remanded back to Civil Judge for determination of the

subject matter jurisdiction.

19. It is seen that in Suit plaint, though it is Plaintiffs' case that

Appellant and Original Defendant were gratuitous licensees, the Suit

was filed for declaration of title over the suit flat. Original Defendant

No. 2 and Appellant resisted this case and contended that suit flat was

allotted to Prakash Brid in 1988-89. It is seen that Original Defendant

No.2 along with her son Late Prakash Brid and her daughter i.e.

Appellant were in possession and occupying the suit flat since 1988-89.

It is seen that there is no averment in the suit plaint as to whether

Plaintiffs approached the Small Causes Court for relief against the

gratuitous licensees. Hence this discourse ought to have resolved and

determined by the Lower Courts by framing additional issue on

gratuitous licensee status of Original Defendant No. 2 and Appellant

and in that regard whether Civil Judge could be seized of jurisdiction

19 of 24

SA.372.2019.doc

to determine the Suit or not .

20. Plaintiff No.1 stepped into the witness box and he deposed

that he was aware that Original Defendant No. 2 and Appellant were

in possession and occupation of suit flat. Plaintiff No.1 categorically

admitted in evidence that he used to visit Prakash Brid in the suit flat

to meet him and that Society maintenance bills and electricity bills of

suit flat were issued in the name of Prakash Brid and that he did not

make any attempt to object to issuance of Share Certificate to Prakash

Brid.

21. It is seen that Plaintiff Witness No.2 Mr. Shrirang Jagannath

Kamble deposed that he was the Secretary of Society and during his

tenure Share Certificate was issued to Prakash Brid on the say of

Chairman of said Society and it bears the signature of Chairman as

well as Secretary of said Society. He would depose that mother of

Prakash Brid i.e. Original Defendant No.2 was made a member of the

said society after his desire however he did not remember when she

became member of said Society.

22. It is seen that Appellant stepped into the witness box and

deposed to the facts of her case. She has stated that she was residing in

the suit flat before and even after her marriage to take care of her

ailing mother i.e. Original Defendant No.2. She would state her mother

and Prakash Brid were paying the maintenance charges and electricity

20 of 24

SA.372.2019.doc

bill of the suit flat since 1988-89. It is seen that Original Defendant

No. 2 also stepped into the witness box and adopted the case of

Appellant. She deposed that suit flat came to be allotted to Prakash

Brid through a family arrangement between her sister and their

children in 1988-89 hence there was no written agreement to that

effect.

23. It is seen that the deposition made by the Plaintiff's witnesses

are important for consideration. It is seen from Plaintiff No. 1's one

deposition that he was aware that Prakash Brid was residing in the suit

flat and he even used to visit him and that he never challenged or

objected to Share Certificate being issued to Prakash Brid shows that

Plaintiff's suit is a complete afterthought. It is seen that genesis of the

controversy stems from Original Defendant No.2 and her family's

possession of suit flat since 188-89 and since it is case of Plaintiff No. 1

that he was aware of such possession and issuance of Share Certificate

on Prakash Brid's name yet he chose not to challenge such possession

and entitlement since that time, he cannot be allowed to challenge the

same subsequently. It is seen that Original Defendant No.2 and her

family were in possession of the suit flat since 1988 and Share

Certificate came to be issued to Prakash Brid in 15.12.1991, despite

this Plaintiffs failed to challenge or object to occupation of Original

Defendant No.2 and only took steps to evict / eject Appellant in 2012

after almost 23 long years. It is seen that even after demise of Prakash

21 of 24

SA.372.2019.doc

Brid, Original Defendant No.2 came to be admitted as a member of the

said Society yet Plaintiffs did not object however only after demise of

their mother Sulochana Tukaram Sawant did Plaintiffs object to the

transfer of suit flat to Appellant. It is seen that Plaintiffs led evidence to

show that suit flat was never sold and hence remained in their

possession only however Plaintiff No.1 has categorically deposed that

he was aware that Prakash Brid was in possession of the suit flat and

Share Certificate was issued in his name yet he took no steps to evict /

eject Prakash Brid from suit flat and thus he clearly acquiesced to his

possession, slept over his right and now he cannot be allowed to

agitate his Suit for declaration of title and possession of suit flat.

24. Admittedly, there is no document produced on record to

show the family arrangement / understanding between Late Sulochana

Tukaram Sawant and Original Defendant No.2 but however it is also

an admitted fact that Share Certificate was issued to Prakash Brid to

which no objection was ever raised by Plaintiffs. It is seen that such

chain of events would show that issuance of Share Certificate in the

name of Prakash Brid would prima facie serve as proof and testament

to the existence of a family agreement / understanding between

Original Defendant No.2 and Late Sulochana Tukaram Sawant. The

deposition of Plaintiff No.1 would prima facie show that he never took

steps to eject / evict Prakash Brid and his family who were in

possession of suit flat as he was aware of family agreement /

22 of 24

SA.372.2019.doc

understanding and he took such steps on the demise of his mother Late

Sulochana Tukaram Sawant albeit past limitation. Plaintiffs ought to

have objected to issuance of Share Certificate No.18 to Prakash Brid at

the time of issuance and not at such a belated stage. Further after

demise of Prakash in 1992, the share certificate of the flat was

transferred by the Society by following the due process of law to the

name of Defendant No. 2 (his mother) and this was also never

objected to by the Plaintiffs.

25. There is no challenge maintained whatsoever to the

possession of Original Defendant No. 2 nor Late Prakash Brid by

Plaintiffs until filing of the declaratory Suit in the year 2012 for the

first time. In order to overcome limitation the stance taken by Plaintiffs

is that they came to know of the transmission of suit flat in 2011 i.e.

prior to one year of filing of the Suit which is not sustainable in the

aforementioned facts and the evidence given by the Plaintiff No. 1

himself.

26. In that view of the matter, judgments passed by both the

Courts below clearly suffer from the aforesaid legal infirmity and

therefore I answer the first two law points for determination in the

affirmative and the third law point in the negative. Hence both the

judgments dated 01.12.2015 and 31.08.2018 passed by the learned

Trial Court and the learned first Appellate Court in First Appeal are

23 of 24

SA.372.2019.doc

quashed and set aside. Suit filed by Plaintiff namely Regular Civil Suit

No.1495 of 2012 is dismissed as a consequence thereof.

27. All parties to act on a server copy of this Judgment

downloaded from the website of the High Court.

28. Second Appeal is allowed and disposed in the above terms.

In view of disposal of Second Appeal, pending Civil Application is

accordingly disposed of.



                                                      [ MILIND N. JADHAV, J. ]

Ajay


       RAVINDRA MOHAN

       MOHAN    Date:
       AMBERKAR 2025.12.12
                  11:01:20
                  +0530




                                                                                  24 of 24



 

 
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