Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hiraman Nivrutti Tupe And Anr vs Sou Vijaymala Vinayak Bazare And Ors
2025 Latest Caselaw 7680 Bom

Citation : 2025 Latest Caselaw 7680 Bom
Judgement Date : 18 November, 2025

Bombay High Court

Hiraman Nivrutti Tupe And Anr vs Sou Vijaymala Vinayak Bazare And Ors on 18 November, 2025

2025:BHC-AS:50474

              Megha                                             904_cra_595_2016_fc.docx


                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               CIVIL APPELLATE JURISDICTION

                        CIVIL REVISION APPLICATION NO.595 OF 2016

              1. Hiraman Nivrutti Tupe
              2. Ratan Nivrutti Tupe                           ...Applicants

                                V/s.

               1. Sou. Vijaymala Vinayak Bazare
               2. Sou. Alka Krushnaji Kate
               3. Kantilal Nivrutti Tupe
               4. M/s. City Developers and
                  Promoters Ltd.
               5 M/s. Ojes Township Development &
                 Construction Company Pvt. Ltd.               ...Respondents


              Mr. Shailendra Kanetkar with Mr. Shubham Suryawanshi for the
              Applicants.

              Mr. Siddharth      Wakankar, the learned counsel appearing for
              Respondent No.

              Abhijit P. Kulkarni with Mr. Gourav Shahane and Ms. Sweta Shah for
              Respondent No.3.

              Mr. Sameer Tiwari i/b. Mr. Amit Karle for Respondent No.4.



                                           CORAM: SANDEEP V. MARNE, J.

DATED: 18 NOVEMBER 2025.

Oral Judgment:

1) The Applicants have invoked revisionary jurisdiction of this Court under Section 115 of the Code of Civil Procedure, 1908 for

18 November 2025 Megha 904_cra_595_2016_fc.docx

taking exception to order dated 19 April 2016 passed by the learned 6 th Jt. Civil Judge, Junior Division allowing Misc. Application No.105 of 2009 filed by Respondent No.1 seeking condonation of delay of over 200 days in filing the application for setting aside the ex-parte decree.

2) For better understanding of the controversy at hand, it may be necessary to briefly narrate the factual background. The Applicant No.1-Hiraman Nivrutti Tupe (Hiraman) had instituted S.C. Suit No.367 of 1996 seeking partition of the suit property against his father-Nivrutti Somaji Tupe, mother-Laxmibai Nivrutti Tupe and two brothers-Ratan Nivrutti Tupe and Kantilal Nivrutti Tupe. It appears that during pendency of the Suit, father-Nivrutti Tupe passed away and his legal heirs in the form of two sisters-Vijaymala Vinayak Bajare (Vijaymala) and Alka Krishnaji Kate (Alka) were impleaded as Defendant Nos. 1A and 1B to the Suit. Vijaymala was served with suit summons. She appeared in the Suit but did not file written statement. Order was passed for proceeding the Suit ex-parte against Vijaymala on 10 August 2003. She filed application for setting aside ex-parte order, which was rejected. It appears that Vijaymala has filed application seeking review of the order, but did not prosecute the same and the same remained pending.

3) The Suit came to be decreed by Judgment and Order dated 3 October 2007. The Trial Court granted shares to Defendant No.1A-Vijaymala, Defendant No.1B-Alka, Defendant No.3- Ratan and Defendant No.4-Kantilal. It appears that Alka, Ratan and Kantilal are not aggrieved by decree dated 3 October 2007 and have accepted the shares allotted to them.




                               18 November 2025
 Megha                                                904_cra_595_2016_fc.docx




4)           Vijaymala is the lone sister, who is apparently aggrieved

by decree dated 3 October 2007 and filed Misc. Application No.105 of 2009 seeking condonation of delay in applying for setting aside ex- parte decree. She believes that she is the sole owner of the suit property on the strength of the alleged will executed by the father. The application was resisted by Plaintiff-Hiraman. Curiously, it was also opposed by Ratan and Kantilal. Vijaymala led evidence in support of her application. By the impugned order dated 19 April 2016, the learned Trial Court has proceeded to allow the application condoning the delay in filing the application under Order IX Rule 13 of the Code for setting the ex-parte decree. Aggrieved by order dated 19 April 2016, not just Hiraman but Defendant No.3-Ratan, have filed the present Civil Revision Application.

5) I have heard Mr. Kanetkar, the learned counsel appearing for the Applicants who would submit that the pleaded case of Vijaymala in the application was found to be false in the cross examination. That the Trial Court has erroneously assumed that she continued the version of brother-Kantilal looking after her case in the suit in cross examination, whereas she stated in the cross examination that her husband was looking after the suit. That the Trial Court has condoned the delay by applying generic principle of brothers looking after case of sisters in India, ignoring the specific evidence in the present case. That the findings recorded in the order are perverse. He would pray for setting aside the order.






                              18 November 2025
 Megha                                                            904_cra_595_2016_fc.docx


6)           Per contra Mr. Wakankar, the learned counsel appearing

for Respondent No.1-Vijaymala would submit that the Court has exercised discretion vested in it for condoning delay of just 200 days. That this Court therefore need not interfere in exercise of discretion by the trial court. He would submit that as of now only delay is condoned and Plaintiff can oppose the application for setting exparte decree and no prejudice is caused to the Plaintiff by merely condoning the delay. That Vijaymala must be given an opportunity of proving her case of will executed by the father in a partition suit. He would pray for dismissal of the CRA.

7) I have considered the submissions and have gone through the findings recorded by the learned Trial Court in the impugned order dated 19 April 2016 and have also perused the pleadings and evidence on record.

8) Perusal of the pleadings in M.A. No.105 of 2009 would indicate that Vijaymala approached the Court with a case that she has entrusted the job of defending the Suit to Defendant No.4-Kantilal, who was looking after her interests in the Suit. Paragraph 7 of the M.A. No.105 of 2009 reads thus:-

वर नमूद केले प्रमाणे दाव्याचे नेमले ल्या तारखेनंतरच अर्जदार हिला दाव्याचे समन्स मिळाले ले होते. त्यामुळे स्वाभाविकपणे अर्जदार यांचेविरूध्द एकतर्फा सुनावणीचा हुकुम दि. १०/०८/०३ रोजी झाले ला होता. त्यानंतर जाब देणार नं. ४ कांतीलाल अर्जदार दिलीप आठवले वकील यांचे कोरे वकिलपत्र तसेच एकतर्फा सुनावणीचा हुकुम रद्द करणेबाबतचा अर्ज व कैफियत घेवून अर्जदार हिचेकडे आला व त्याने सदरचे कागदपत्रांवर अर्जदार यांच्या सहया घेतल्या. तसेच त्या मजकुराचे ऍफिडेव्हिट नोटरी यांचेपढ ु े करून घेतले व कोर्टात दाखल करतो असे सांगुन जाब देणार नं. ४ सदरचे ऍफिडेव्हिट अर्ज व कैफियत अर्जदार यांचेकडू न घेवून गेला. एवढेच नव्हे तर सदर वुईलपत्राची झेरॉक्स प्रत देखील त्याने दाखल अर्ज व यादीसोबत कोर्टामध्ये दाखल करण्यासाठी या अर्जदार यांचेकडू न नेली. पुढे दाव्याचे कामकाज व्यवस्थित चालु असले बाबत व मी संपुर्ण दाव्याचे कामकाज बघतो व वुईलप्रमाणे प्रत्येकाला जमिन मिळवून देतो असे जाब देणार नं. ४ कांतीलाल

18 November 2025 Megha 904_cra_595_2016_fc.docx

अर्जदार हिला सांगत राहीला. त्यामुळे अर्जदार ही कधीही कोर्टात गेली नाही. तिला कोर्टात जाण्याचे कोणतेही कारण नव्हते.

9) The Trial Court appears to be impressed by the case pleaded by Vijaymala that her brother -Kantilal was looking after the proceedings, on account of which she did not appear before the Court. The Trial Judge has recorded a finding that the possibility of sister relying on brother cannot be ruled out. The Trial Court has recorded following findings in the impugned order as under:-

According to applicant, she relied on respondent no.4 who is her brother. It is pertinent to state here that, Reg. Civil Suit No.367/1996 was for partition. In such set of facts, possibility of relying on respondent no.4 being brother by applicant cannot be ruled out. Furthermore, at this initial stage, in case delay is not condoned then applicant will be deprived to bring on record the evidence for setting aside exparte order under O9R 13 of the Code of Civil Procedure. Therefore, from the facts of the case and the ratio laid down in ruling cited supra, it appears that great prejudice would cause to applicant in case delay is not condoned. Further, in our Country, possibility of relying on brother cannot be ruled out. However, he failed to turned before the Court. In the case at hand respondent no.4 is the person who could through light on this fact. Furthermore, from the cross examination of applicant it appears that the proceeding was being taken care by respondent no.4.

(emphasis and underlining added)

10) However, it appears that the Trial Court has not really bothered to go through the evidence on record. Though Vijaymala filed M.A. No.105 of 2009 pleading that she relied exclusively on Defendant No.4-Kantilal, she changed her version when it came to her cross-

examination. In her cross-examination, she stated that her husband was looking after the proceedings of the Suit. She has given following admissions in her cross-examination:-

18 November 2025 Megha 904_cra_595_2016_fc.docx

हे म्हणणे खरे आहे की, हिरामण यांनी दाखल केले ल्या दाव्यातील संपूर्ण कामकाज माइया वतीने माझे पतीच पाहात होते. हे म्हणणे खरे आहे की, या अर्जाचे कामकाज देखील माझ्या वतीने माझे पतीच पाहतात.

xxx

हे म्हणणे खरे आहे की, माझे पती सर्व कामकाज पाहत असल्याने मी त्यामध्ये सहभाग घेतला नाही. हे म्हणणे खरे आहे की, सन २००७ मध्ये त्या दाव्याचा निकाल लागला. दाव्याचा निकाल लागल्याबाबतची माहिती मला माझे पतीने दिली. त्या दाव्याविरूध्द अपिल दाखल करण्यास मी माझे पतीला सांगितले नाही. साक्षीदार आता सांगतो की, त्याबाबत तिला आता आठवत नाही. त्या दाव्यामध्ये मला व माझे बहिण, भाऊ, वडील यांना हिस्सा दिला हे मला माहित नाही तसेच तसा हिस्सा दिले ला नाही. दाव्याचा निकाल लागल्यानंतर निकालाची प्रत घेवून माझे पतीकडू न दाव्याचा काय निकाल लागला हे समजून घेवून वकीलांकडे गेले नाही व वकीलांकडू नही समजून घेतले नाही. हिरामण यांच्या दाव्याचा काय निकाल लागला यांची माहिती मी आजपर्यंत घेतली नाही.

11) Thus, Vijaymala contradicted herself while giving evidence and contended that the proceedings of the Suit were always looked after by her husband. Her story of reliance on brother-Kantilal was thus belied by the admissions given by her in the cross- examination. Instead of taking into consideration the above admissions in the cross-examination, the Trial Court has recorded a perverse finding that 'Furthermore, from the cross examination of applicant it appears that the proceeding was being taken care by respondent no.4.' The above finding is thus recorded by the learned Trial Court without even bothering to read cross-examination of Vijaymala.

12) Perusal of the impugned order would indicate that the only reason why the Trial Court has considered it appropriate to condone the delay in filing the application for setting aside ex-parte decree is because of the claim raised by Vijaymala that her brother Kantilal used to look after the proceedings of the Suit. However, this story of Defendant No.1A-Vijaymala has been proved to be false on account of above admissions given by her in her cross-examination.




                                  18 November 2025
 Megha                                                       904_cra_595_2016_fc.docx


While the recording of the above quoted perverse finding could have been sufficient for setting aside the impugned order dated 19 April 2016, further insight into the cross examination of Vijaymala, would leave no manner of doubt that her pleaded case of ignorance of decree is also false.

13) While Vijaymala pleaded in her application that she acquired knowledge of passing of ex-parte decree on 5 August 2018, during her cross-examination she gave express admission that her husband had given her information about decision of the Suit in the year 2007. She further admitted in her cross-examination that she had even gone through the judgment dated 3 October 2007. This is clear from following admissions given in the cross-examination:

हे म्हणणे खरे आहे की, दि.३.१०.२००७ रोजी हिरामणच्या दाव्याचा निकाल लागला तो निकाल मी पाहिला होता.

14) The learned Trial Court apparently did not bother to go through the various admissions given by Vijaymala in her cross-

examination and has erroneously assumed that in her cross- examination she continued with story of Defendant No.4-Kantilal looking after her affairs in the Suit.

15) From the above position, it is clear that the very claim of Respondent No.1-Vijaymala, as pleaded in her application for condonation of delay, is far from bonafide. She has approached the Court with unclean hands and has frequently changed her versions. It must also be borne in mind that despite service of summons, Vijaymala did not file written statement on account of which ex-parte order was

18 November 2025 Megha 904_cra_595_2016_fc.docx

passed against her on 10 August 2003 and her application for setting aside ex-parte decree was rejected. Beyond lodging an application for review, she failed to take any steps for setting aside ex-parte order till the Suit was decreed four years later on 3 October 2007. From the above position, negligence on the part of Vijaymala in defending the Suit is more than apparent. I am therefore convinced that entire objective behind filing M.A. No.105 of 2009 is to vex and harass the Plaintiff by somehow delaying execution of the decree. It is not that Vijaymala is denied any share in the suit property. Vide preliminary decree dated 3 October 2007, her share in the suit property is ensured. If there was any semblance of truth in her story of ownership of the suit property on the strength of the alleged will, she ought to have promptly defended the suit. Her pleaded case of reposing faith in her brother- Kantilal is proved false as he has refused to accept her pleaded case and has denied the pleaded version of he taking her signatures on blank vakalatnama, application for setting aside ex-parte decree and written statement.

16) In ordinary circumstances, High Court would not interfere in exercise of discretion by the Trial Court while condoning the delay in filing proceedings. The Courts are expected to exercise discretion in condoning the delay by considering the cause pleaded and proved. In a case where the pleaded cause is found to be egregiously false, the Trial Court is not expected to condone the delay, nor the High Court is expected to excuse erroneous exercise of discretion by the trial court. In a case where High Court finds that the exercise of discretion is perverse and that the Trial Court has applied wrong parameters and has assumed erroneous factual position contrary to the

18 November 2025 Megha 904_cra_595_2016_fc.docx

evidence on record, interference in exercise of discretion would be warranted.

17) In the present case, the Trial Court ought to have appreciated that Vijaymala approached it with unclean hands and and her pleaded case is found to be false in two aspects of (i) the person who was allegedly looking after her affairs in the Suit and (ii) the date on which she allegedly acquired knowledge of the decree. The Apex Court in Maniben Devraj Shah V/s. Municipal Corporation of Brihan Mumbai1 has held that the expression 'sufficient cause' needs to be decided in the factual matrix in the given case and what colour the said expression acquires would largely depend on bonafide nature of the explanation. It is further held that if the explanation pleaded by the Applicant is found to be concocted, exercise of discretion in condoning the delay must legitimately be declined. The Apex Court has held in paragraph 24 as under:-

24.What colour the expression "sufficient cause" would get in the factual matrix of a given case would largely depend on bona fide nature of the explanation. If the court finds that there has been no negligence on the part of the applicant and the cause shown for the delay does not lack bona fides, then it may condone the delay. If, on the other hand, the explanation given by the applicant is found to be concocted or he is thoroughly negligent in prosecuting his cause, then it would be a legitimate exercise of discretion not to condone the delay.

(emphasis added)

18) In the present case, upon being convinced that the pleaded case of Vijaymala is concocted, and that her very approach to the Court for seeking setting aside exparte decree is not bonafide and application for condonation of delay is filed with oblique motive of

(2012) 5 SCC 157

18 November 2025 Megha 904_cra_595_2016_fc.docx

delaying execution of preliminary decree for partition, this Court would be failing in its duty by not setting aside the ex facie erroneous order passed by the Trial Court.

19) In Lanka Venkateshwarly (DEAD) by LRS V/s.Stateof Andhra Pradesh and Others2 the Apex Court held that though the Courts need to adopt liberal approach in considering the application for condonation of delay, at the same time the Courts cannot ignore the principle of creation of a valuable right in favour of one party as a result of the failure of the other party to explain the delay by showing sufficient cause. The Apex Court held in paragraphs 19 to 23 as under:-

19. We have considered the submissions made by the learned counsel. At the outset, it needs to be stated that generally speaking, the courts in this country, including this Court, adopt a liberal approach in considering the application for condonation of delay on the ground of sufficient cause under Section 5 of the Limitation Act. This principle is well settled and has been set out succinctly in the case of Collector, Land Acquisition, Anantnag & Ors. Vs. Katiji & Ors.

20. In N. Balakrishnan (1998) 7 SCC 123, this Court again reiterated the principle that "11.rules of limitation are not meant to destroy the rights of parties. They are meant to see that the parties do not resort to dilatory tactics, but seek their remedy promptly."

21. In the case of Sardar Amarjit Singh Kalra (2003) 3 SCC 272, this Court again emphasized that provisions contained in the Order 22 CPC were devised to ensure continuation and culmination in an effective adjudication and not to retard further progress of the proceedings. The provisions contained in the Order 22 are not to be construed as a rigid matter of principle, but must ever be viewed as a flexible tool of convenience in the administration of justice. It was further observed that:

(2011) 4 SCC 363

18 November 2025 Megha 904_cra_595_2016_fc.docx

"26. laws of procedure are meant to regulate effectively, assist and aid the object of doing a substantial and real justice and not to foreclose even adjudication on merits of substantial rights of citizen under personal, property and other laws."

22. In Mithailal Dalsangar Singh and Ors. Vs. Annabai Devram Kini & Ors, (2003) 10 SCC 691, this Court again reiterated that:

"8. In as much as abatement results in denial of hearing on the merits of the case, the provision of [an] abatement has to be construed strictly. On the other hand, the prayer of setting aside abatement and the dismissal consequent upon abatement [had] to be considered liberally."

It was further observed as follows:-

"9. The Courts have to adopt a justice-oriented approach dictated by the uppermost consideration that ordinarily a litigant ought not to be denied an opportunity of having a lis determined on merits unless he has, by gross negligence, deliberate inaction or something akin to misconduct, disentitled himself from seeking the indulgence of the court."

23. The concepts of liberal approach and reasonableness in exercise of the discretion by the Courts in condoning delay, have been again stated by this Court in the case of Balwant Singh (2010) 8 SCC 685, as follows:-

"25. We may state that even if the term "sufficient cause"

has to receive liberal construction, it must squarely fall within the concept of reasonable time and proper conduct of the party concerned. The purpose of introducing liberal construction normally is to introduce the concept of "reasonableness" as it is understood in its general connotation."

"26. The law of limitation is a substantive law and has definite consequences on the right and obligation of party to arise(sic a lis). These principles should be adhered to and applied appropriately depending on the facts and circumstances of a given case. Once a valuable right has accrued in favour of one party as a result of the failure of the other party to explain the delay by showing sufficient cause and its own conduct, it will be unreasonable to take away that right on the mere asking of the applicant, particularly when the delay is directly a result of negligence,

18 November 2025 Megha 904_cra_595_2016_fc.docx

default or inaction of that party. Justice must be done to both parties equally. Then alone the ends of justice can be achieved. If a party has been thoroughly negligent in implementing its rights and remedies, it will be equally unfair to deprive the other party of a valuable right that has accrued to it in law as a result of his acting vigilantly."

(emphasis and underlining added)

20) In Esha Bhattacharjee v. Raghunathpur Nafar Academy 3, the Apex Court has restated the settled principles governing the field of condonation of delay after survey of various past decisions and has also added few principles. The Apex Court has held as under:

21. From the aforesaid authorities the principles that can broadly be culled out are:

21.1. (i) There should be a liberal, pragmatic, justice-oriented, non-

pedantic approach while dealing with an application for condonation of delay, for the courts are not supposed to legalise injustice but are obliged to remove injustice.

21.2. (ii) The terms "sufficient cause" should be understood in their proper spirit, philosophy and purpose regard being had to the fact that these terms are basically elastic and are to be applied in proper perspective to the obtaining fact-situation.

21.3. (iii) Substantial justice being paramount and pivotal the technical considerations should not be given undue and uncalled for emphasis.

21.4. (iv) No presumption can be attached to deliberate causation of delay but, gross negligence on the part of the counsel or litigant is to be taken note of.

21.5. (v) Lack of bona fides imputable to a party seeking condonation of delay is a significant and relevant fact.

21.6. (vi) It is to be kept in mind that adherence to strict proof should not affect public justice and cause public mischief because the courts are required to be vigilant so that in the ultimate eventuate there is no real failure of justice.



      (2013)12 SCC 649


                                     18 November 2025
 Megha                                                      904_cra_595_2016_fc.docx




21.7. (vii) The concept of liberal approach has to encapsulate the conception of reasonableness and it cannot be allowed a totally unfettered free play.

21.8. (viii) There is a distinction between inordinate delay and a delay of short duration or few days, for to the former doctrine of prejudice is attracted whereas to the latter it may not be attracted. That apart, the first one warrants strict approach whereas the second calls for a liberal delineation.

21.9. (ix) The conduct, behaviour and attitude of a party relating to its inaction or negligence are relevant factors to be taken into consideration. It is so as the fundamental principle is that the courts are required to weigh the scale of balance of justice in respect of both parties and the said principle cannot be given a total go by in the name of liberal approach.

21.10. (x) If the explanation offered is concocted or the grounds urged in the application are fanciful, the courts should be vigilant not to expose the other side unnecessarily to face such a litigation.

21.11. (xi) It is to be borne in mind that no one gets away with fraud, misrepresentation or interpolation by taking recourse to the technicalities of law of limitation.

21.12. (xii) The entire gamut of facts are to be carefully scrutinised and the approach should be based on the paradigm of judicial discretion which is founded on objective reasoning and not on individual perception.

21.13. (xiii) The State or a public body or an entity representing a collective cause should be given some acceptable latitude.

22. To the aforesaid principles we may add some more guidelines taking note of the present day scenario. They are:

22.1. (a) An application for condonation of delay should be drafted with careful concern and not in a haphazard manner harbouring the notion that the courts are required to condone delay on the bedrock of the principle that adjudication of a lis on merits is seminal to justice dispensation system.

22.2. (b) An application for condonation of delay should not be dealt with in a routine manner on the base of individual philosophy which is basically subjective.




                                18 November 2025
 Megha                                                        904_cra_595_2016_fc.docx




22.3. (c) Though no precise formula can be laid down regard being had to the concept of judicial discretion, yet a conscious effort for achieving consistency and collegiality of the adjudicatory system should be made as that is the ultimate institutional motto.

22.4. (d) The increasing tendency to perceive delay as a non-serious matter and, hence, lackadaisical propensity can be exhibited in a nonchalant manner requires to be curbed, of course, within legal parameters.

xxx xxx

31. Neither leisure nor pleasure has any room while one moves an application seeking condonation of delay of almost seven years on the ground of lack of knowledge or failure of justice.

32. The plea of lack of knowledge in the present case really lacks bona fides. The Division Bench of the High Court has failed to keep itself alive to the concept of exercise of judicial discretion that is governed by rules of reason and justice. It should have kept itself alive to the following passage from N. Balakrishnan [N. Balakrishnan v. M. Krishnamurthy, (1998) 7 SCC 123 : AIR 1998 SC 3222] :

"11. ... The law of limitation fixes a lifespan for such legal remedy for the redress of the legal injury so suffered. Time is precious and wasted time would never revisit. During the efflux of time, newer causes would sprout up necessitating newer persons to seek legal remedy by approaching the courts. So a lifespan must be fixed for each remedy. Unending period for launching the remedy may lead to unending uncertainty and consequential anarchy. The law of limitation is thus founded on public policy. It is enshrined in the maxim interest reipublicae ut sit finis litium (it is for the general welfare that a period be put to litigation). Rules of limitation are not meant to destroy the rights of the parties. They are meant to see that parties do not resort to dilatory tactics but seek their remedy promptly. The idea is that every legal remedy must be kept alive for a legislatively fixed period of time."

We have painfully restated the same.

(emphasis and underlining added)

21) Keeping in mind the above broad principles, it is seen that the pleaded case of Vijaymala is concocted. Her plea of lack of

18 November 2025 Megha 904_cra_595_2016_fc.docx

knowledge is not bonafide. I am therefore of the view that considering the conduct of Respondent No.1-Vijaymala, where she has repeatedly changed her story about the person, who used to look after her affairs in the Suit as well as the date of acquisition of knowledge of passing of the decree, I am convinced that claim of Respondent No.1 is not bonafide. She has approached the Trial Court with a false case that Defendant No.4- Kantilal was looking after affairs of the Suit on her behalf. She sought to blame Defendant No.4 -Kantilal for the purpose of condoning the delay. It is another thing that Defendant No.4- Kantilal has opposed M.A. No.105 of 2009 by contesting her claim that he was looking after affairs of Suit for Vijaymala.

22) Also, the objective behind filing application for setting aside ex-parte decree is more than apparent. The proceedings are vexatious in nature and are filed only for the purpose of ensuring that the decree is not executed and the proceedings are kept in continuous stage of litigation. This Court needs to be mindful of the fact that the Suit has been instituted in the year 1996 and the decree passed therein is not executed despite passage of 29 long years.

23) The fervent plea of Mr. Wakankar that the Court has merely condoned the delay as of now and that the issue of bonafides can be considered while deciding the application for setting aside the exparte decree does not appeal to this Court. Once the cause pleaded in the application is found to be concocted, the application for condonation of delay clearly deserved rejection. Condonation of delay would open the doors for Vijaymala to further vex the Plaintiff by seeking to set aside exparte decree, then press her review application

18 November 2025 Megha 904_cra_595_2016_fc.docx

for setting aside exparte order, then file written statement in the suit and take the Plaintiff on a ride for a lengthy round of trial in a suit instituted 29 years ago.

24) As observed above, Vijaymala is assured of some share in the suit property. She has been extremely negligent in defending the Suit. Plaintiff cannot be made to wait endlessly on account of negligence shown by Respondent No.1-Vijaymala. She is also found to have raised false claims before the Court. Instead of noticing falsity in her pleaded case, which was more than apparent, the Trial Court has proceeded to condone the delay by erroneously assuming that in the cross-examination also, she was consistent in her pleaded case of Defendant No.4-Kantilal looking after the Suit on her behalf. As a matter of fact, she admitted to the contrary in the cross-examination. The findings recorded by the Trial Court thus suffer from vice of perversity. Order dated 19 April 2016 is thus indefensible and liable to be set aside.

25) Civil Revision Application accordingly succeeds and I proceed to pass the following order:-

(i) Order dated 19 April 2016 passed by the Trial Court

in M.A. No.105 of 2009 is set aside.

(ii) Consequently M.A. No.105 of 2009 is dismissed.

26) Civil Revision Application is allowed. There shall be no orders as to costs.

[SANDEEP V. MARNE, J.]

Signed by: Megha S. Parab

Designation: PA To Honourable Judge 18 November 2025 Date: 21/11/2025 18:42:00

 
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