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

Salim Baig Akhtar Baig vs Sayyad Nawid Sayyad Nazir
2025 Latest Caselaw 984 Bom

Citation : 2025 Latest Caselaw 984 Bom
Judgement Date : 29 July, 2025

Bombay High Court

Salim Baig Akhtar Baig vs Sayyad Nawid Sayyad Nazir on 29 July, 2025

2025:BHC-AUG:19926


                                                                           WP-13409-23.odt


                      IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                                 BENCH AT AURANGABAD

                                 WRIT PETITION NO.13409 OF 2023

                 Salim Baig S/o. Akhtar Baig,
                 Age: 30 years, Occu: Agri. & Business,
                 R/o. A/p. Malapuri, Tq & Dist. Beed.          ....PETITIONER
                                                               (Orig. Defendant)
                 VERSUS

                 Sayyad Nawid S/o. Sayyad Nazir,
                 Age: 34 years, Occu: Agri.
                 R/o. Mominpura, Beed,
                 Tq. & Dist. Beed.                             ....RESPONDENT
                                                               (Orig. Plaintiff)
                                                 ....
                 Mr. J. M. Murkute, Advocate for petitioner
                 Mr. E. S. Potdar, Advocate for Respondent
                                                 ....

                                       CORAM : S. G. CHAPALGAONKAR, J.
                             RESERVED ON : 09.07.2025
                        PRONOUNCED ON             29.07.2025

                 JUDGMENT :

-

1. Rule. Rule made returnable forthwith, heard finally by

consent of parties.

2. The petitioner/defendant takes exception to order dated

10.05.2023, passed by learned District Judge, Beed in Misc. Civil

Appeal No.91 of 2022, thereby upholding order dated 21.09.2022

passed by learned Joint Civil Judge Senior Division, Beed below

Exhibit-5, in Special Civil Suit No.93 of 2022, thereby granting

temporary injunction in favour of respondent/plaintiff.


                                                                                   1 of 8
                                        (( 2 ))                  WP-13409-23




3. The brief facts giving rise to the present petition are as under.

4. Petitioner/original defendant is owner of suit property. He

agreed to sell suit land to respondent/plaintiff for consideration of

Rs.92,50,000/- (Rs. Ninety Two Lac Fifty Thousand only). Accordingly,

executed tabe-isar-pavti / Notarised Agreement. An earnest money of

Rs.2,00,000/- was paid. After execution of agreement, plaintiff paid further

installment on 08.07.2020 and 11.11.2020. Eventually, defendant received

total earnest money of Rs.22,00,000/- lakh (Rs. Twenty Two Lac only). The

sum and substance of agreement is that plaintiff was permitted to develop

land and create saleable plots over suit property and after selling them, to

pay consideration to defendant in installments within time limit. Defendant

was to execute bharna-pavtis time to time and also execute documents in

favour of prospective purchasers of plots. Defendant was under obligation

to clear-off encumbrances upon suit plots and finally execute sale deed of

balance land by 25.06.2022 after receiving total consideration.

5. Plaintiff contends that he was ready to pay balance

consideration amount and requested defendant to clear-off loans; however,

he failed to do so and execute sale deed.

6. Defendant took stand that he was intending to develop

property and convert in saleable plots; therefore, agreement was executed.

However, plaintiff failed to develop property or sell out plots within

2 of 8 (( 3 )) WP-13409-23

specified time limit. Pertinently defendant admitted receipt of amount of

Rs.22,00,000/- (Rupees Twenty Two Lakh Only).

7. Learned Trial Court, after considering rival contentions,

allowed application Exhibit-5 and temporarily injuncted defendant from

alienating suit property by any mode or disturbing possession of plaintiff till

disposal of suit, except by following due process established by law. The

aforesaid order was subjected to challenge before learned District Judge in

Misc. Civil Appeal No.91 of 2022, who affirmed order and dismissed

appeal.

8. Heard learned Advocates appearing for respective parties.

9. Mr. J. M. Murkute, learned Advocate appearing for petitioner

submits that tabe-isar-pavti dated 26.06.2020 can never be termed as

agreement to sell in strict sense. In fact, it was agreement for development

of property and plaintiff was expected to carve out plots and facilitate sale to

prospective purchasers within specified time limit and pay agreed amount to

defendant.

10. Mr. Murkute Points out that document dated 26.06.2020 is

neither registered nor it is stamped, but simply notarized on bond paper of

Rs.100/-. He would further point out that suit land was never put into

possession of defendant, although he was permitted to take necessary steps

to carve out plotting and develop property for sale. However, Courts below

3 of 8 (( 4 )) WP-13409-23

relied upon contents of inadmissible and unregistered document, granted

temporary injunction against defendant.

11. In support of his contentions, he relies upon judgment of

Hon'ble Supreme Court in case of Avinash Kumar Chauhan Vs. Vijay

Krishna Mishra reported in 2009 AIR SCW 979. According to Mr.

Murkute, in absence of impounding document, it could not have been

considered even for collateral purpose.

12. Per contra, Mr. E. S. Potdar, learned Advocate appearing for

respondent/plaintiff relying upon judgment of Hon'ble Supreme Court in

case of Ameer Minhaj Vs. Dierdre Elizabeth (wright) Issar reported in

2019 (3) Mh.L.J 550, submits that issue as to registration and requisite

stamp duty cannot be looked into at preliminary stage when application for

temporary injunction is considered. According to him, before admitting

document in evidence, Court has power to impound insufficiently stamped

instrument under Section 35 of Stamp Act and this issue can be considered

by Trial Court at appropriate stage.

13. Mr. Potdar further relies upon judgment of this Court in case of

Merces Builders Private Limited Vs. Shaikh Mohammad Hanif Bepari &

Others reported in 2017 (5) AllMR 401 to contend that in case of

memorandum of understanding which is not duty stamped or registered,

appropriate steps can be taken for impounding of document at the stage of

4 of 8 (( 5 )) WP-13409-23

evidence.

14. Having considered submissions advanced by learned

Advocates appearing for respective parties and upon perusal of impugned

orders, it can be gathered that parties have admitted execution of tabe-isar-

pavti dated 26.06.2020 and parting of earnest amount of Rs.22,00,000/- in

pursuance of agreement. However, defendant disputes nature of agreement

contending that he was intending to develop property. Plaintiff had assured

for development carve out saleable plots. The validity of agreement expired

on 25.06.2025. The agreement is inadmissible being insufficiently stamped.

The possession of property was never delivered. Plaintiff is in business of

sale and purchase of property. He induced defendant to execute agreement,

assuring for development of property. Plaintiff was never intending to

purchase property for himself, but he was intending to assist development of

plots for defendant without taking possession of property.

15. In above aforesaid background, it can be observed that

agreement to sell is neither registered nor sufficiently stamped. It is

executed on Rs. 100/- bond paper and notarized. It stipulates delivery of

possession of suit property in favour of plaintiff.

16. In this background, Section 35 of Indian Stamp Act would

come into play which mandates that :-

5 of 8 (( 6 )) WP-13409-23

"No instrument chargeable with duty shall be admitted in

evidence for any purpose by any person having by law or

consent of parties authority to receive evidence, or shall be

acted upon, registered or authenticated by any such person

or by any public officer, unless such instrument is duly

stamped."

17. The Hon'ble Supreme Court of India in case of Avinash

Kumar Chauhan Vs. Vijay Krishna Mishra reported in 2009 AIR SCW

97, observed that where possession of property has been transferred under

any instrument, in absence of payment of stamp duty, such instrument

cannot be admitted even for collateral purpose or to corroborate oral

evidence. There is total and absolute bar as to admission of unstamped

instrument, unless there is compliance with requirements of provisos to

Section 35.

18. In this background, if unstamped instrument is admitted even

for collateral purpose, it would amount to receiving such document in

evidence for a purpose which is prohibited under Section 35 of Stamp Act.

The bar against admissibility of instrument which is chargeable with stamp

duty and is not stamped is of course absolute whatever be the nature of

purpose, be it for main or collateral purpose, unless requirements of proviso

(A) to Section 35 are complied with.



                                                                      6 of 8
                                        (( 7 ))                  WP-13409-23




19. The similar issue was considered by High Court of Karnataka

in case of Smt. Dyavamma Alias Sanna Mukkamma Vs. Smt. Balamma

and Others reported in ILR 2010 KAR 3280, that instruments which are not

duly stamped are not only inadmissible in evidence, but the Court cannot act

upon it, or consider the same for any relief like temporary injunction till

such time both duty and penalty are paid. In case of Yellapu Uma

Maheswari & Another Vs. Buddha Jagadheeswararao & Others reported

in (2015) 16 SCC 787, the Hon'ble Supreme Court observed that if party

wanted to rely upon document for collateral purpose, it was upon for him to

pay stamp duty together with penalty and get document impounded.

20. Looking to the scheme under the provisions of Stamp Act and

law espouses in aforesaid judgments, it is apparent that so-called document

of agreement to sell could not have been considered for any purpose for

accepting plaintiff' case.

21. However, in facts of the present case when defendant has not

denied execution of document, so also receipt of part of consideration

amount, fact of existence of agreement to sell between the parties can be

accepted. However, defendant has empathetically denied delivery of

possession of suit property to plaintiff. If contents of agreement to sell are

ignored for want of its admissibility, there is nothing on record to depict that

7 of 8 (( 8 )) WP-13409-23

plaintiff has received possession of suit property and even exact nature of

transaction cannot be ascertained at this stage. The Courts below have relied

upon contents of isar-pavti and held that plaintiff is in possession of suit

property. The Courts have erroneously observed that prima facie value of

document could be adjusted at the time of granting interim injunction;

however, such observations are not in tune with legal position. In that view

of the matter, impugned order deserves to be modified.

22. In result, writ petition is partly allowed. The impugned

judgment and order dated 21.09.2022 passed by learned Joint Civil Judge

Senior Division, Beed below Exhibit-5 in Special Suit no.93 of 2022 which

is confirmed by learned District Judge, Beed vide order dated 10.05.2023 in

Misc. Civil Appeal No.91 of 2022 is hereby modified. Respondent

(defendant) or anybody on his behalf is hereby temporarily restrained from

alienating suit property by any mode of transaction. However, order of

temporary injunction passed against defendant to not to disturb possession

of plaintiff over suit property is hereby quashed and set aside.

23. Rule made absolute in aforesaid terms.

[ S. G. CHAPALGAONKAR, J. ] HRJadhav

8 of 8

 
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