Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajaram Devram Patil vs Fulchand Jasraj Jain
2025 Latest Caselaw 3096 Bom

Citation : 2025 Latest Caselaw 3096 Bom
Judgement Date : 10 March, 2025

Bombay High Court

Rajaram Devram Patil vs Fulchand Jasraj Jain on 10 March, 2025

2025:BHC-AUG:6812-DB


                                                  1                  SA 316.1995+CA.odt

                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                     BENCH AT AURANGABAD

                                  SECOND APPEAL NO.316 OF 1995
                                              WITH
                        CIVIL APPLICATION NO. 4741 OF 1995 IN SA/316/1995

                          Rajaram Deoram Patil,
                          age 55 years, Occ. Agriculturist,
                          R/o Chaugaon, Tq. Chopda,
                          District Jalgaon.
                          Deceased through L.Rs.

                   1.     Shantabai w/o Rajaram Patil,
                          age 79 yrs, Occ. Nil.

                   2.     Vasant s/o Rajaram Patil,
                          age 56 years, Occ. Agriculture,

                   3.     Suresh s/o Rajaram Patil,
                          age 53 years, Occ. Agriculture.

                   4.     Sudhakar s/o Rajaram Patil,
                          age 44 yrs, Occ. Agriculture.

                   5.     Sharad s/o Rajaram Patil,
                          age 43 yrs, Occ. Agriculture.

                   6.     Mina w/o Kishor Chavan,
                          age 48 yrs, Occ. Agriculture            Daughter

                          Appellant nos. 1to 6 are
                          R/o Lasur, Tq. Chopda, Dist. Jalgaon.

                   7.     Laxmibai w/o Shravan Kunbi,
                          age 53 yrs, Occ. Household.          Daughter.
                          R/o Ward No.6, Behadiya,
                          Tq. Pansemal, Dist. Khargaon (M.P.).

                   8.     Ushabai w/o Lotan Patil,
                          age 45 yrs, Occ. Household.        Daughter
                          R/o Maruti Chowk, At Post Morane Pr.
                          Laling, Tq. & Dist. Dhule.
                                 2                 SA 316.1995+CA.odt

9.    Shobha w/o Sudhakar Patil,                    Daughter.
      age 49 yrs, Occ Household.
      R/o Saitane, Kharde-Khurd,
      Tq. Dondaicha, District Nandurbar.            Appellants.

      Versus.

1.    Fulchand Jasraj Jain @ Surana,
      age 75 yrs, Occ. Agriculturist and Trade,
      R/o Lasur, Tq.Chopda,Dist. Jalgaon.
      Died Through L.Rs.

R-1. Galraj Fulchand Jain @ Surana,
     age 40 yrs, Occ. Business.

R-2   Suresh Fulchand Jain @ Surana,
      age 38 yrs, Occ. Business.

R-3. Naresh Fulchand Jain @ Surana,
     age 35 years, Occ. Business.

R-4. Rajendra Fulchand Jain @ Surana.
     Age 30 yrs, Occ. Business.

R-5. Shobhabai Jaimal Sancheti,
     age 42 yrs, Occ. Household.

R-6. Lalita Vijay Raka,
     age 32 yrs, Occ. Household.

      All R/o Lasur, Tq. Chopda,
      District Jalgaon.                             Respondents
                                                  (Orig plaintiffs)
                              ...
      Advocate for Appellant : Mr. S. S. Kulkarni
      Advocate for Respondents : Mr. S. T. Mahajan
                              ...

                         CORAM      : S. G. CHAPALGAONKAR, J.
                         Date       : March 10, 2025
                              3                 SA 316.1995+CA.odt

JUDGMENT :

-

1. The appellants/original defendants impugns the

judgment and decree dated 16.6.1995 passed by the Additional

District Judge, Amalner in Regular Civil Appeal No.606 of

1989, thereby upholding the judgment and decree dated

7.10.1989 passed by the Civil Judge J.D. Chopda in Regular

Civil Suit No.28 of 1987 by which suit of respondent/plaintiff

seeking decree of specific performance of contract has been

decreed.

2. Respondent/plaintiff filed R.C.S. No.28 of 1987

seeking relief of specific performance of contract and

possession against appellant/defendant in respect of Survey

No.38/2 situated at Village Chaugaon, Tq. Chopda, District

Jalgaon. It was contention of plaintiff that defendant entered

into an agreement dated 23.4.1974 in respect of suit land for

consideration of Rs.8,000/- (Rs. Eight Thousand). The

agreement was registered on very same day. Defendant agreed

to obtain permission of competent authority for sale of land as

provisions of the Maharashtra Prevention of Fragmentation

and Consolidation of Holdings Act, 1947 (for short

Consolidation Act) were made applicable to the suit land.

4 SA 316.1995+CA.odt

Inspite of execution of agreement to sale, defendant took no

steps to execute the sale-deed. On 21.7.1986 plaintiff sent

registered notice to defendant and called upon him to execute

the sale-deed. Plaintiff was ready and willing to get executed

sale-deed, but, defendant failed to perform his part of contract.

Even, he retained possession of the suit property after receiving

entire amount of consideration. Eventually, suit was instituted

for specific performance of contract and possession.

3. Defendant refuted plaintiff's claim denying

agreement to sale. He pleaded that land is his ancestral joint

family property. His brother Vishram and others are not added

as party to the suit. According to him, valuation of suit land in

the year 1974 was more than Rs.60,000/- and it is highly

improbable that defendant would agree to sell the land for

Rs.8,000/-. Defendant further contend that in the year 1967

he had obtained loan from the bank for excavation of well.

Land was mortgaged to the Bank and it was at the verge of

auction. Defendant approached plaintiff and obtained hand

loan of Rs.5,500/- to satisfy bank loan. Agreement to sale was

executed by way of security for hand-loan. Plaintiff took

income from land for the year 1974-1975 to 1977-1978 and 5 SA 316.1995+CA.odt

same has been adjusted towards loan amount. Agreement to

sale has been misused for filing the present suit. It is further

contended that the suit is barred by limitation.

4. Trial Court framed issues, recorded evidence of the

parties, finally decreed the suit of the plaintiff directing

defendant to execute sale-deed in favour of the plaintiff and

also hand over possession of suit property. Plaintiff is further

held entitle for mesne profit from date of filing of the suit.

5. Aggrieved defendant filed Regular Civil Appeal

No.606 of 1989 before the District Judge, who dismissed

appeal upholding decree of the Trial Court.

6. Defendant filed present second appeal. It has

been admitted vide order dated 10.4.1996 observing that

ground no.9 in appeal memo involves substantial question of

law, which reads thus :-

"9. Whether the learned Judge failed to see that the suit itself is barred by limitation, as the alleged transaction is dated 23.4.1974, and the suit has been filed for specific performance in the year 1987.?"

6 SA 316.1995+CA.odt

7. When second appeal was placed for final hearing

before this Court on 17.2.2025, learned advocate appearing for

the appellant pressed into service three additional substantial

questions of law, which reads thus :-

"i. Whether the plaintiff and the defendant could have entered into an agreement to sell during the consolidation scheme in view of the bar under section 31 of the Bombay Prevention of Fragmentation and Consolidation of Holdings Act, 1947 ?

ii. Whether the bar on transfer of holdings under Section 31 of the Bombay Prevention of Fragmentation and Consolidation of Holdings Act, 1947 also puts an embargo on the parties to enter into an agreement to sell ?

iii. Whether the word 'Transfer' in Section 31 of the Bombay Prevention of Fragmentation and Consolidation of Holdings Act, 1947 includes an agreement to sell ?

8. In light of the aforesaid questions of law parties

were put to notice that the appeal will be heard on in all four

substantial questions of law, one that was framed at the time of

admission with additional substantial questions of law and

appeal was posted for hearing on 24.2.2025. Accordingly,

learned Advocates for respective parties advanced their

submissions.

7 SA 316.1995+CA.odt

9. In the aforesaid background, Mr. S.S. Kulkarni,

learned advocate appearing for the appellants invites attention

of this Court to the agreement to sale dated 11.4.1974 which is

registered on 23.4.1974. It is specifically stipulated in the

agreement that provisions of Consolidation Act are

implemented at village and plaintiff would obtain necessary

permission for sale of land from competent authority.

According to Mr. Kulkarni, in view of section 31 of

Consolidation Act bars any transfer of the Land once provisions

of Consolidation Act are impleaded. According to him,

agreement to sale would amount to sale for purpose of section

31 of Consolidation Act. In support of his contentions, he

relies upon observations of this Court in case of Vinayakrao Vs.

State of Maharashtra reported in 1975 Mh.L.J. 566 and Lataru

Sapaku Thakur Vs. Hansram Sakharam Pardhi reported in

1983 Mh.L.J. 423. He would submit that expression "or

otherwise" used in section 31 (1)(a) of the Consolidation Act

would cover an agreement to sale. According to him, if effect

of passing of a decree for specific performance of contract

inevitably is to result in bringing about transaction of sale, it

would also be covered by expression "or otherwise" appearing

in section 31(1)(a) of the Act. Therefore, passing a decree for 8 SA 316.1995+CA.odt

specific performance of contract would be contrary to the

provisions of the Act.

10. Mr. Kulkarni, would further submit that agreement

to sale has been registered on 23.4.1974. Suit has been

instituted in the year 1987. Therefore, the suit is hopelessly

barred by limitation. The Courts below failed to appreciate the

aspect of readiness and willingness to perform contract and

erroneously decreed the suit.

11. Per contra, Mr. Mahajan, learned advocate

appearing for respondent nos.1 to 6 vehemently submit that

section 31 of Consolidation Act would have no application in

facts of present case. To buttress his submissions, he relies

upon language of section 31 itself, which is made applicable to

the holdings which are allotted under that act. He would

further invite attention of this Court to Section 31 (AB) which

nullified effect of section 31 for transactions made on or 15 th

Day of November, 1965 till date of Amendment Act of 1977.

12. Having considered submissions advanced on

substantial questions of law framed in this appeal, apparently,

first contention relates to effect of section 31 of the 9 SA 316.1995+CA.odt

Consolidation Act on subject transaction. Section 31 of the

Consolidation Act puts restriction on alienation and sub-

division of consolidated holdings. It reads thus :-

31. [Restrictions on alienation and sub-division of consolidated holdings.]

(1) Notwithstanding anything contained in any law for the time being in force, no holding allotted under this Act, nor any part thereof shall save as otherwise provided in this section--

(a) be transferred, whether by way of sale (including sale in execution of a decree of a Civil Court or for recovery of arrears of land revenue or for sums recoverable as arrears of land revenue) or by way of gift, exchange, lease, or otherwise; or

(b) be sub-divided, whether under a decree or order of a Civil Court or any other competent authority, or otherwise, so as to create a fragment, without the previous sanction of the Collector. Such sanction shall be given by the Collector in such circumstances and subject to such conditions as may be prescribed.

(2) Nothing in sub-section (1) shall apply to any land--

(a) which is situated in any area for which--

(i) a municipal corporation is constituted under the 8Bombay Municipal Corporation Act (Bom. III of 1888), the 9Bombay Provincial Municipal Corporations Act, 1949 (Bom. LIX of 1949) or the 1City of Nagpur Corporation Act, 1948 (C. P. and Berar Act II of of 1950);

or

(ii) a municipal council is constituted under the 2Maharashtra Municipalities Act, 1965 1965 (Mah.XL of 1965); or

(iii) a cantonment is constituted under the Cantonments Act, 1924 (II of 1924); or 10 SA 316.1995+CA.odt

(b) which is situated in a notified area for which a Special Planning Authority is constituted or appointed under section 40 of the Maharashtra Regional and Town Planning Act, 1966 (Mah. XXXVII of 1966); or

(c) which is situated in an area designated as a site for a new town for which a Development Authority is constituted under section 113 of the Maharashtra Regional and Town Planning Act, 1966 (Mah. XXXVII of 1966); or

(d) which is situated in any area specified by the State Government, by notification in the Official Gazette, as being reserved for non-agricultural or industrial development.

(3) Nothing in sub-section (1) shall also apply to any land which is to be transferred--

(i) to the tenant of the holding or his heir; or

(ii) to the owner of the adjoining holding who cultivates his land personally; or

(iii) to an agriculturist or agricultural labourer, in its entirety;

or

(iv) to a person who is rendered landless by reason of acquisition of his land for a public purpose; or

(v) to a co-operative society; or

(vi) by way of gift (whether by way of trust or otherwise) bona fide made by the owner in favour of a member of his family; or

(vii) by way of exchange, where such land is cultivated personally by the holder, for any other land allotted under this Act, which is also likewise cultivated personally by its holder :

Provided that, no such transfer shall be made so as to create a fragment.

13. Section 31AB has been introduced for validation of

certain transfer or subdivision made after 15 th November, 1965

and before commencement of the Maharashtra Amendment

Act of 1977, which reads thus :-

11 SA 316.1995+CA.odt

31AB. Validation of certain transfers or sub-divisions made on or after 15th November 1965 and before commencement of Mah. XLI of 1977.--

(1) No transfer or sub-division of any land in contravention of section 31 as it stood immediately before the date of commencement of the Bombay Prevention of Fragmentation and Consolidation of Holdings (Amendment) Act, 1977 (Mah. XLI of 1977), made on or after the 15th day of November 1965 and before the date of such commencement shall be deemed to be void or ever to have become void merely on the ground that such transfer or sub-division is effected in contravention of the provisions of that section as it stood before such commencement and shall be deemed to be valid if such transfer or sub- division is in accordance with the provisions of section 31 as substituted by the said Act.

(2) For the purpose of this section, a certificate granted by the Collector, after holding such inquiry as he deems fit, that any transfer or sub-division of any land is valid under this section shall be final and conclusive evidence in that behalf. Any holder may apply to the Collector for such certificate.]

14. Plain reading of aforesaid scheme indicates that

Act itself was brought into existence to prevent fragmentation

of agriculture holdings to provide for consolidation of

agriculture holdings for purpose of better cultivation thereof.

Consolidation of holdings is defined as the amalgamation and

where necessary the redistribution of holdings or portions of

holdings in any village, mahal or taluka or any part thereof so

as to reduce the number of plots in holdings. In light of the

object of legislation, section 31 seeks to prevent creation of 12 SA 316.1995+CA.odt

fragment by any mode of transfer and bans for transfer of

holdings allotted under this act. However, section 31AB

introduced vide amendment of 1977 protects transfers effected

from 15th day of 1965 till commencement of amendment Act of

1977 although, such transfers violates provisions of section 31.

In present case, subject transaction would not be affected in

light of protection incorporated under section 31AB. Even

otherwise as rightly pointed out by Mr.Mahajan, nothing in

Sub-Section(1) of Section 31 applies to the land which is to be

transferred to an agriculturist on agriculture labour in its

entirety as prescribed under sub-clause (iii) of clause 3 of

section 31. It is not disputed that plaintiff is an agriculturist

and transfer is in its entirety. It is nobody's case that it would

be a fragment of holding allotted under this Act. Therefore,

bar under section 31 of Consolidation Act would not vitiate

subject agreement to sale. Hence, additional substantial

questions of law as framed under order dated 17.2.2025 are

answered accordingly.

15. Mr. Kulkarni, raises contention that present suit is

barred by limitation as transaction is dated 24.04.1974 and

suit has been instituted in the year 1987. Appellate Court has 13 SA 316.1995+CA.odt

considered aspect of limitation. The point no.5 was specifically

framed for that purpose. Section 54 of the Limitation Act deals

with the Limitation for filing the suit for specific performance

of agreement to sale, which reads thus :-

54. For specific performance of a contract :-

Article 54 of the Limitation Act, 1963 states that the time limit to file a suit for specific performance is three years. This time limit starts from the date set for performance, or if no date is set, from the date when the plaintiff is notified that performance has been refused.

16. Admittedly, in present case date for execution of

the sale-deed is not fixed under agreement. On the other

hand, defendant was put under obligation to obtain necessary

permission for execution of the sale-deed from competent

authority under consolidation Act. There is nothing on record

that defendant communicated his refusal to execute the sale-

deed expressly or impliedly till service of legal notice by

plaintiff seeking specific performance, which was served upon

him just prior to filing of the suit. It is, therefore, difficult to

accept contention of defendant that suit is barred by limitation.

17. Lastly, it is argued on behalf of the appellant that

assuming that suit is within limitation, 13 years long delay in

instituting suit dis-entitles plaintiff from seeking specific 14 SA 316.1995+CA.odt

performance of contract and seek grant of discretionary relief

of specific performance of contract.

18. It has come in the evidence that entire amount of

consideration i.e. Rs.8,000/- was parted by the plaintiff to

defendant at the time of execution of agreement to sale. Even

thereafter, defendant continued in possession of suit land.

Nothing was remained to be performed by plaintiff towards

part of his contract. Defendant after receipt of entire

consideration amount, enjoyed possession of the property

without taking necessary steps towards execution of sale-deed

by obtaining requisite permission from competent authority.

Therefore defendant cannot be given premium over his own

wrong. Relief of specific performance being discretionary, this

Court finds that refusing to grant specific performance on the

ground of delay of 13 years to institute suit would cause

greater hardship to the plaintiff. Perusal of the agreement to

sale show that it has been registered on 23.4.1974. Both the

Courts have concurrently recorded finding that plaintiff proved

the agreement to sale and rejected defendants case that it was

the document of security towards loan. The Courts below have

exercised discretion keeping in mind all relevant aspects.

15 SA 316.1995+CA.odt

Concurrent finding so recorded need not be disturbed in

Second Appeal. In the result, Second Appeal sans merit, hence

dismissed. Pending civil application, if any, also stands

disposed of.

( S. G. CHAPALGAONKAR ) Judge.

...

aaa-

 
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