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

Dilip Jandeo Hambarde vs Ashok Jandeo Hambarde And Others
2025 Latest Caselaw 965 Bom

Citation : 2025 Latest Caselaw 965 Bom
Judgement Date : 29 July, 2025

Bombay High Court

Dilip Jandeo Hambarde vs Ashok Jandeo Hambarde And Others on 29 July, 2025

2025:BHC-AUG:19902
                                           1                   942.SA No.564-2023.doc



                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                BENCH AT AURANGABAD

                          SECOND APPEAL NO. 564 OF 2023
                                        WITH
                         CIVIL APPLICATION NO. 8685 OF 2018
                                        AND
                         CIVIL APPLICATION NO. 7233 OF 2019

              1.      Ashok s/o Jandeo Hambarde
                      Age: 77 yrs. Occu. Agri.

              2.      Ayodhyabai w/o Ashok Hambarde
                      Age: 71 yrs. Occu. Household

                      Both R/o. Ashti, Tq. Ashti Dist. Beed.         ...Appellants

                                         VERSUS

              1)      Dilip s/o Jandeo Hambarde
                      Age: 44 yrs. Occu. Agri.

              2)      Mamtabai w/o. Jandeo Hambarde
                      Age: 71 yrs. Occu. Agri.

              3)      Suvarna w/o. Dilip Hambarde
                      Age: 39 yrs. Occu. Household
                      Resp. No. 1 to 3
                      R/o. Ashti, Tq. Ashti, Dist. Beed.

              4)      Suman w/o. Nagnath Shinde
                      Age: 54 yrs. Occu. Household
                      R/o. Chikhali, Tq. Ashti Dist. Beed.

              5)      Usha w/o. Dattatraya Shinde
                      Age: 50 yrs. Occu. Household
                      R/o. Chikhali, Tq. Ashti Dist. Beed.
                              2                    942.SA No.564-2023.doc



  6)    Sushilabai w/o. Digambar Jagtap
        Died through L.Rs.:

  6(A) Digvijay s/o. Digambar Jagtap
       Age: 38 yrs. Occu. Service
       R/o. Tawalwadi, Jamgaon Post
       Tq. Ashti, Dist. Beed.

  6(B) Dilip s/o. Digambar Jagtap
       Age: 35 yrs. Occu. Service
       R/o. Tawalwadi, Jamgaon Post
       Tq. Ashti, Dist. Beed.                         ...Respondents


                         ******
         Advocate for Appellants : Mr. V.D. Salunke
       Advocate for Respondent No. 1 : Mr. H.V. Tungar
  Advocate for Respondent Nos. 4 and 5 : Mr. N.L. Jadhav
Advocate for Respondent Nos. 6-A and 6-B : Mr. A.Y. Pandule
                            ******
                                 CORAM : SHAILESH P. BRAHME, J.

         CLOSED FOR JUDGMENT ON          : 23 rd JULY 2025

         JUDGMENT PRONOUNCED ON          : 29 th JULY 2025


  JUDGMENT:

1. Being aggrieved by judgment and decree dated 23.06.2017

passed by Learned District Judge, Beed in R.C.A No.123 of 2010

confirming the judgment and decree dated 18.06.2010 passed by

Learned Civil Judge Senior Division, Ashti in R.C.S No.244 of 2006,

present second appeal is filed by original defendant Nos.2 and 4.

2. Respondent No.1 is the original-plaintiff who had filed suit for

partition and separate possession in respect of various properties

mentioned in the plaint. His suit proceeded ex-parte against present

appellants as well as other defendants. In the absence of any written

statement, oral evidence of plaintiff himself was led. He produced few

documents. Trial court decreed the suit partly awarding 1/6 th share to

plaintiff, his mother/defendant No.3 and siblings. Further directions

were issued to refer the matter for effecting partition by metes and

bounds.

3. Being aggrieved present appellants preferred Regular Civil

Appeal No.123 of 2010. Lower appellate court dismissed it on

23.06.2017. Pertinently appellants did not resort to Order 9 Rule 13 of

C.P.C against ex-parte judgment passed by the trial court.

4. In the trial court when the appellants and other defendants did

not cause appearance, suit was directed to proceed ex-parte vide

order dated 17.03.2007. Appellants had preferred application Exhibit-

45 to set-aside order to proceed ex-parte against them. It was

rejected by order dated 04.08.2009. It was not challenged before any

forum. On this premise, present appeal has been argued pointing out

substantial questions of law.

5. Learned counsel for the appellants submits that there are eight

substantial questions of law which are tendered on record separately.

In pursuance of that submissions are canvassed. The judgment of the

trial court is void because no issues were framed. So also the

judgment and decree passed by lower appellate court framing only

three points is argued to be against Order 41 Rule 31 of C.P.C. No

points for involving facts in issue are formulated, though grounds of

appeal memo discloses various pleas raised by the appellants. It is

submitted that self-acquired properties of the appellants i.e Sy. No.36

and Sy. No.605/1/B were included in common hotchpot. Without

extending any opportunity, decree of partition is passed. It is further

contended that there were contentious issues involved in the matter

which were agitated by the appellants before lower appellate court in

ground Nos.1 to 7, which were simply overlooked and only submission

of remand was considered. It is further submitted that when suit was

dismissed for default against defendant No.6 vide order dated

18.07.2007, entire suit ought to have been dismissed or ought to have

been abated against remaining defendants also.

6. Learned counsel Mr. Salunke for the appellants submits that

lower appellate court committed patent illegality in relying on the

judgment of Nagpur Bench. It is submitted that the observations in

paragraph No.11 that appellants did not apply for review or file any

application for setting aside ex-parte decree is perverse because

application Exhibit-45 was filed and it was rejected. Both the courts

below failed to appreciate that there were talks of settlement and

appellants were under bona-fide impression that the suit was likely to

be settled which prevented them from filing written statement or

contesting the suit. It was a fit case to remand the matter for

extending opportunity to the appellants. It is submitted that

Respondent No.1 did not lead any evidence to show that suit

properties are joint family properties. In the absence of any material,

no decree could have been passed in his favour. It is further

contended that in the second appeal, Respondent No.1 has filed Civil

Application No.7233 of 2019 for bringing couple of properties in

common hotchpot and thereby seeking amendment to the plaint which

is indicative of the fact that suit filed was for partial partition or all

properties were not brought in common hotchpot.

7. Per contra, learned counsel Mr. Tungar for Respondent No.1

repels submissions on the ground that appellants were given

adequate opportunity after service of summons and they remained

absent and hence suit proceeded ex-parte. Neither order dated

17.03.2007 passed by the trial court was challenged nor order dated

04.08.2019 below Exhibit-45 was challenged before any forum. It is

vehemently contended that both the courts below have rightly passed

the judgment and considered necessary pleadings and material on

record. The manner in which points for determination are framed

would not vitiate the judgment. It is submitted that the judgment of the

trial court is not vitiated for want of framing of issues in view of Order

8 Rule 10 of C.P.C. Learned counsel Mr. Tungar has clarified in Civil

Application No.7233/2019 that father of the siblings Jandeo died on

02.12.2007 and Two lands bearing Sy.No.36 and Sy.No.712 exclusively

purchased by him merged into joint family property. Jandeo died

intestate and his properties culminated into joint family. He seeks to

rely on following judgments.

i)     The Gujarat Maritime Board vs. G.C.Pandya
       reported in 2015 ALL SCR 2257.
ii)    Smt.Shobha Suresh Kurekar vs. Mohan Suresh Kurekar
       reported in 2017(4) ALL MR 21

iii) Tertuliano Renato de Silva and Anr.Vs. Francisco Lourenco Betterncourt de Silva, reported in 2019(1) ALL MR 86.

8. I have considered rival submissions of the parties. With the

assistance of the lawyers I have gone through both judgments and

the substantial questions of law pressed into service by the

appellants. Learned counsel Mr. Salunke does not press into service

substantial questions of law during his arguments pertaining to

dismissal of the suit for default as against defendant No.6 when it is

pointed out that order of dismissal dated 18.07.2007 was later on

recalled vide order dated 21.08.2009. During the course of arguments,

parties have placed on record certified copies of plaint, various orders

passed thereon, applications below Exhibit Nos.45,49,51, orders

passed thereon and Roznama.

9. The relationship inter se between the parties is not disputed.

Appellants and other defendants who were defendant Nos.1 to 5, 7

and 8 did not appear before trial court despite service of summons.

Trial court passed order to proceed ex-parte against appellants and

those defendants on 17.03.2007. Appellants did not challenge order

dated 17.03.2007 either approaching High Court or any other Court.

They preferred to file application Exhibit-45 on 24.04.2009 which was

rejected on 04.08.2009. It was not also challenged before any forum. I

have gone through appeal memo of R.C.A. No.123 of 2010 which does

not contain any specific challenge to either of the order passed during

pendency of the suit. In such a scenario, appeal is preferred by the

appellants under Section 96(2) of C.P.C.

10. Appellants have raised various issues on facts regarding

inclusion of the Sy.No.36 and 605/1/B in the subject matter which

were self-acquired properties and the manner in which those were

acquired by the Appellant No.2. Before lower appellate court also

grounds of objection were raised pertinently regarding entitlement of

female heirs to receive equal share, the property acquired by female

becomes her absolute property, movable properties were not brought

in common hotchpot etc. In the absence of any pleadings in the trial

court, no enquiry can be embarked upon these issues. When interim

orders of passed against the appellants became final, it is not

permissible for them to raise above pleas.

11. During the course of submission in the present appeal and in

the lower appellate court also, it is agitated that appellants were

unable to file written statement because talks of compromise were

going on. Even in High Court also the terms of settlement were

presented. The Respondent No.1 is alleged to have deceived the

appellants in proceeding with the suit and securing decree before the

trial court. Those aspects of the matter can not be agitated when

appellants did not challenge order dated 17.03.2007 passed by the

trial court either before lower appellate court in R.C.A No.123 of 2010 or

independently in the High Court. Similarly, order dated 04.08.2009

rejecting application Exhibit-45 was also not challenged. Now there is

no alternative for the appellants than to be content with whatever

pleadings and material brought on record by the Respondent No.1.

12. The observations recorded by lower appellate court in

paragraph No.11 that appellants did not challenge order dated

17.03.2007 is not correct because application Exhibit-45 was filed but

that mistake is inconsequential and would not vitiate the judgment.

13. I have gone through Order 8 Rule 10 of C.P.C. In the absence of

written statement, it would be open for the trial court to pronounce

the judgment against the defaulting party or make such order as it

thinks fit. Trial court called upon the plaintiff to lead evidence. Plaintiff

examined himself. There was no cross-examination. The documents

were produced on record. In the absence of any contest to the

pleadings and the material on record at the instance of Appellants,

decree of partition was passed. There was no requirement of framing

any issues. Trial court examined plaintiff's case and thereafter

passed decree by assigning reasons. No fault can be found in said

judgment. The substantial questions of law tried to be argued in that

regard holds no water.

14. The judgment of the lower appellate court contains only three

points for determination. Merely framing incorrect points or

inadequate points for determination would not vitiate the judgment if

in the texts, the necessary aspects of the matter is dealt with by the

appellate court. Appellate court assigned the reasons as to how the

case is not made out for remand in the absence of any contest to the

pleadings and the evidence. At the cost of repetition, it is observed

that the issues raised by the appellants regarding entitlement of

female heirs, not bringing of properties in common hotchpot and not

including movable properties could not have been dealt with for the

first time. Appellants preferred not to take recourse to Order 9 Rule 13

of C.P.C so as to enable them to file written statement. In such a

scenario, there was no need to frame any other points for

determination. I find no illegality or perversity in the judgment of the

lower appellate court.

15. The reliance is placed by lower appellate court in the judgments

of Smt. Shoba Suresh Kurekar Vs.Mohan Suresh Kurekar reported in

2017(3) Mh.L.J.334 and Bhanu Kumar Jain Vs. Archana Kumar and

another reported in 2005(2) MH.L.J 839, is apposite. In that matter

also defendant remained absent and suit proceeded ex-parte.

Without taking recourse to Order 9 Rule 13 of C.P.C, appeal under

Section 96 of C.P.C was filed. In paragraph No.6, the question for

consideration was stated. Thereafter, following are the relevant

paragraphs :

"9. In Bhanu Kumar Jain v. Archana Kumar & another [ 2005 (2) Mh.L.J.

839], the Honourable Supreme Court considered the question as to whether an appeal under Section 96 of the Code was maintainable despite the fact that an application under provisions of Order-IX, Rule 13 of the Code was dismissed. In that context, the following observations made in paragraphs 24 and 25 of the said judgment are required to be taken into consideration :-

"24. An appeal against an ex parte decree in terms of Section 96 (2) of the Code could be filed on the following grounds:

(I) the material on record brought on record in the ex parte proceedings in the suit by the plaintiff would not entail a decree in his favour, and

(ii) the suit could not have been posted for ex parte hearing.

"25. In an application under Order 9, Rule 13 of the Code, however, apart from questioning the correctness or otherwise of an order posting the case for ex parte hearing, it is open to the defendant to contend that he had sufficient and cogent reasons for not being able to attend the hearing of the suit on the relevant date."

10. From the aforesaid observations, it can be seen that in the appeal filed under provisions of Section 96 (2) of the Code, it could be urged that the material brought on record by the plaintiff was not sufficient for passing a decree in his favour and that the suit could not have been posted for ex parte hearing. On the other hand, under provisions of Order-IX, Rule 13 of the Code, the defendant can urge that he had sufficient and cogent reasons for not attending the hearing of the suit on the relevant date. There is, therefore, material difference between the scope of both the proceedings. In the present case, as the appeal was filed under provisions of Section 96 (2) of the Code, the appellate Court ought to have decided the same in the light of the law as laid down."

16. I propose to follow the judgment referred above. Only course

available for the appellants was to urge that material brought on

record by plaintiff was not sufficient for passing decree and the suit

could not have been posted for ex-parte hearing. I find that appellants

failed to make out a case. My view is fortified by further judgment of

Division Bench of Madhya Pradesh High Court in the matter of Ramlal

Chaubasia and others Vs. Rewa Coal fields Ltd.,Calcutta reported in

1966 JLJ 820.

17. It is useful to refer to judgment of the Supreme Court in the

matter of G. N. Babu Vs. B. C. Muthappa and Ors., AIR 2022 SC 4213.

The Respondents before the Supreme Court had filed suit for

declaration and removal of structure erected illegally. Appellant did not

appear and contest the suit. A decree was passed for declaration and

injunction against the Appellant before the Supreme Court. The

decree was confirmed by the High Court. Against that, appeal was

preferred in the Supreme Court raising various contentions on merits.

Simultaneously grievance of want of valid service of summons was

also raised. In that context, judgment of Bhanu Kumar Jain (supra)

referred above is also relied on and after quoting the relevant

observations of the Supreme Court, following observations are made

in Paragraph Nos. 7 and 8 :

"7. We have given careful consideration to the submissions. Firstly, we will deal with the scope of adjudication in an appeal preferred under Section 96 of CPC by a defendant against whom the trial court has proceeded ex parte and a decree has been passed. In the case of Bhanu Kumar Jain1 a Bench of three Hon'ble Judges of this Court dealt with a case where an application for setting aside ex parte decree was filed by a defendant under Rule 13 of Order IX of CPC. The said application was dismissed. Even an appeal preferred against the order of dismissal of the said application was dismissed. An appeal under Section 96 of CPC was also preferred by the said defendant. The submission before this Court was that the subject matter of the application under Rule 13 of Order IX of CPC and the subject matter of the appeal against decree being the same, it is against the public policy to allow two parallel proceedings to continue simultaneously. In paragraph 23 of the decision, this Court noted that the question before it was whether an appeal against ex parte decree was maintainable despite the fact that an application under Rule 13 of Order IX of CPC was dismissed. Paragraphs 24 to 27 of the said decision read thus :

"24. An appeal against an ex parte decree in terms of Section 96 (2) of the Code could be filed on the following grounds:

(I) the material on record brought on record in the ex parte proceedings

in the suit by the plaintiff would not entail a decree in his favour, and

(ii) the suit could not have been posted for ex parte hearing.

"25. In an application under Order 9, Rule 13 of the Code, however, apart from questioning the correctness or otherwise of an order posting the case for ex parte hearing, it is open to the defendant to contend that he had sufficient and cogent reasons for not being able to attend the hearing of the suit on the relevant date."

26. When an ex parte decree is passed, the defendant (apart from filing a review petition and a suit for setting aside the ex parte decree on the ground of fraud) has two clear options, one, to file an appeal and another to file an application for setting aside the order in terms of Order 9 Rule 13 of the Code. He can take recourse to both the proceedings simultaneously but in the event the appeal is dismissed as a result whereof the ex parte decree passed by the trial court merges with the order passed by the appellate court, having regard to Explanation appended to Order 9 Rule 13 of the Code a petition under Order 9 Rule 13 would not be maintainable. However, Explanation I appended to the said provision does not suggest that the converse is also true.

27. In an appeal filed in terms of Section 96 of the Code having regard to Section 105 thereof, it is also permissible for an appellant to raise a contention as regards correctness or otherwise of an interlocutory order passed in the suit, subject to the conditions laid down therein."

[Emphasis added]

. This Court held that though after dismissal of an appeal under Section 96 of CPC against ex parte decree, application under Rule 13 of IX of CPC will not be maintainable, there is no bar on unsuccessful defendant adopting both the remedies simultaneously. In such a case, if the regular appeal against the decree is dismissed, obviously the application under Rule 13 of Order IX of CPC cannot proceed. The reason is that explanation to Rule 13 of Order IX of CPC lays down that where there has been an appeal against a decree passed ex parte and the appeal has been disposed of on any ground other than withdrawal, application for setting aside ex parte decree will not lie. However, in the event an application under Rule 13 of Order IX of CPC is dismissed, the defendant can prosecute the appeal against the decree as a right to prefer appeal under Section 96 cannot be taken away in absence of any express provision to the contrary in CPC. In paragraph 38 of the aforesaid decision, this Court held that when application under Rule 13 of Order IX of CPC filed by a defendant is dismissed, the defendant cannot be permitted to raise a contention as regards the correctness or otherwise of the order posting the suit for ex parte hearing and/or existence of a sufficient cause for non appearance of the defendant.

8. In this case, the question is when the defendant did not avail the remedy under Rule 13 of Order IX of CPC, whether it is open for him to agitate in the regular appeal against the decree that the trial court had no justification for proceeding ex parte against the appellant. In such a case, though the appellant would not be entitled to lead evidence in appeal for making out a sufficient cause for his absence before the trial court, he can always argue on the basis of the record of the suit that either the suit summons was not

served upon him or that even otherwise also, the trial court was not justified in proceeding ex parte against him. The reason is that under Section 105 of CPC, when a decree is appealed from, any error, defect or irregularity in any order affecting the decision of the case can be set forth as a ground of objection in the Memorandum of Appeal. Thus, in such a case, the appellant can always urge in an appeal against the decree that an interim or interlocutory order passed during the pendency of the suit affecting the decision of the case was illegal. Therefore, the appellant, while challenging ex parte decree by filing an appeal, can always point out from the record of the trial court that the order passed to proceed with the suit ex parte against him was illegal. As held in the case of Bhanu Kumar Jain1, only when the application made by a defendant under Rule 13 of Order IX of CPC is dismissed that such a defendant cannot agitate in the appeal against ex parte decree that the order directing that the suit shall proceed ex parte was illegal or incorrect. However, in this case, the appellant has not filed application under Rule 13 of Order IX of CPC. Therefore, such a contention can be raised by him."

18. Respondents further relied on the judgment of The Gujarat

Maritime Board (supra) to buttress that if the written statement is not

filed then civil court has jurisdiction to proceed under Order 8 Rule 10

of C.P.C and the court should not act mechanically. Applying the

principles laid down therein, I am of the considered view that the trial

court did not act mechanically. It examined pleadings, material on

record and then pronounced the judgment.

19. The Respondent No.1 has filed Civil Application No.7233 of 2019

contending that Jandeo died on 07.12.2007. He was defendant No.1.

He had purchased Sy.No.36 and open plot out of Sy.No.712. He died

intestate and his properties merged and partakes the joint family

properties. Respondent No.1 should have brought to notice these

facts either in the trial court or lower appellate court but that is mere

irregularity. Delay in bringing these facts to the notice of the court

would not change the legal position. The contention of the appellants

that few left out properties are tried to be brought in common

hotchpot by seeking amendment to plaint, is incorrect. It is

permissible for the executing court or in further stages of the

proceedings of partition decree to take cognizance of subsequent

developments.

20. For the reasons assigned above, I find no substance in the

substantial questions of law and in the Second Appeal.

21. Second Appeal is dismissed.

22. Civil Application No.7233 of 2019 is disposed of with a liberty to

the parties to agitate the factual aspects contained in the application

either before executing court or at further stages of proceedings.

23. Civil Application No.8685 of 2018 is disposed of.

SHAILESH P. BRAHME JUDGE

Najeeb.....

 
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