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

Santosh Punjaram Pakhare Thro. Govind ... vs Vinayak Sampatrao Wagh And Ors
2026 Latest Caselaw 1709 Bom

Citation : 2026 Latest Caselaw 1709 Bom
Judgement Date : 16 February, 2026

[Cites 11, Cited by 0]

Bombay High Court

Santosh Punjaram Pakhare Thro. Govind ... vs Vinayak Sampatrao Wagh And Ors on 16 February, 2026

2026:BHC-AUG:6613

                                                                          C-CP226-25.odt

                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   BENCH AT AURANGABAD

                             CONTEMPT PETITION NO. 226 OF 2025
                                              IN
                              CIVIL APPLICATION NO. 4249 OF 2018
                                               IN
                              CIVIL APPLICATION NO. 1446 OF 2007
                                              IN
                                SECOND APPEAL NO.141 OF 2007

                    Santosh s/o Punjaram Pakhre                   ...   Petitioner
                    Age 45 years, Occu: Agri
                    Through G.P.A.
                    Govind s/o Ambadas Pakhre
                    Age 70 years, Occu: Police Patil/Agri.
                     R/o Gondegaon, Tq. & Dist. Jalna

                    VERSUS

             1.     Vinayak s/o Sampatrao Wagh
                    Age 58 years, Occu: Agri.

             2.     Babasaheb s/o Sampatrao Wagh                        Respondents
                    Age 53 years, Occu: Agri.

             3.     Manik s/o Sampatrao Wagh

            Mr. V. D. Sapkal, Senior Advocate a/w Advocate Ms. Priyanka L. Kale i/by
            Mr. Sandip R. Sapkal, Advocate for the Petitioner,
            Mr. Govind Bhagwan Chate, Advocate for the Respondents


                                              CORAM      : Y. G. KHOBRAGADE, J.
                                        RESERVED ON : 05.02.2026
                                   PRONOUNCED ON : 16.02.2026

            JUDGMENT:

-

1. Heard at length Mr. V. D. Sapkal, the learned Senior Advocate

i/by Mr. Sandip R. Sapkal, Advocate for the petitioner and Mr. Govind B.

Chate, learned counsel for the respondents.

C-CP226-25.odt

2. By the present petition under Sections 10 and 12 of the

Contempt of Courts Act, 1971, the petitioner prays for taking action

against the respondents/contemnors for their willful disobedience of the

order of injunction dated 14.10.2008 passed by this Court in Civil

Application No. 4249 of 2018 in Civil Application No. 1446 of 2007 in

Second Appeal No. 141 of 2007 and disturbing peaceful possession of the

petitioner over the properties admeasuring 2 Acres and 25 Acres situated

on the western side of Gat No. 163 at village Gondegaon, Taluka and

District Jalna, within the four boundaries described herein-below.




        Towards West      : Gat no. 162, belonging the petitioner's family
        Towards South     : Gat No. 193, belonging to Rajabhau
        Towards North     : Gat No. 162 belonging to the petitioner

3. The petitioner is the original plaintiff and the Respondent

Nos. 1 to 3 are original Defendants in a Regular Civil Suit No. 584 of

1995.

4. In brief facts giving rise to present petition are that, the

petitioner/Plaintiff had filed a Regular Civil Suit No. 584 of 1995 before

the learned Civil Judge, Senior Division, Jalna and prayed for decree of

perpetual injunction restraining the Respondents/original defendant from

interfering with his possession over agricultural land described herein-

C-CP226-25.odt

above. On 30.12.2004, the learned Civil Judge, Senior Division, Jalna,

passed judgment and decreed in R.C.S. No. 584 of 1995 and restrained

the Respondents/ori. Defendant from desturning possession of the present

Petition/Plaintiffs.

5. The Respondents/ori. Defendants filed Regular Civil Appeal

No. 11 of 2005 before the learned First Appellate Court Jalna. On

05.10.2006, the learned First Appellate Court quashed and set aside

Judgment and Decree dated 30.12.2004 passed in R.C. S. No. 584 of 1995

and dismissed the suit of the petitioner/plaintiff. The said judgment is

challeged by the petitioner/plaintiff in Second Appeal No. 141 of 2007. He

also filed Civil Application No. 1466 of 2007 and prayed for grant of

injunction in terms of prayer clause (C) of the application. On 14.10.2008,

this Court (Coram: R. M. Borde, J.) passed an interim order in terms of

prayer clause (C) of Civil Application No. 1466 of 2007. However, on

28.05.2021, the Respondents/Ori. Defendants entered into suit land and

tried to disturb his peaceful possession and disobeyed the order dated

14.10.2008 passed by this Court in Civil Application No. 1466 of 2007,

hence, prayed for action against the Contempt of Court Act,1971.

6. Mr. V. D. Sapkal, the learned Senior Counsel appearing for the

petitioner canvassed that, during subsistence and operation of the

C-CP226-25.odt

injunction order in favour of the petitioner, some family members of the

respondents had abducted son of the petitioner's General Power of

Attorney holder on 30.11.2008 and committed his murder. Consequently,

one Punjaram Karbhari Wagh was arrested by the Police on 21.04.2010

for the offences punishable under Sections 302 and 201 read with Section

34 of the Indian Penal Code, as well as under Section 3(2)(v) of the

Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act,

1989 in connection with Crime No. 290 of 2008 registered with Jalna

Police Station, Jalna. Upon charge is filed, it was registered as Special

Case (Atrocity) No. 18 of 2010. After conclusion of the trial, 05.08.2015,

the learned Special Court passed Judgment and order and awarded life

sentence to the Accused Punjaram Karbhari Wagh.

7. The learned Senior Counsel appearing for the petitioner

further canvassed that, the petitioner's General Power of Attorney holder is

a real uncle of the petitioner and he was looking after agricultural

operations and attending to the court matters on behalf of the petitioner.

However, the respondents in collusion with their family members, with an

intention to harass the petitioner, encroached upon the petitioner's land

with willful disobedience of injunction order granted by this Court on

14.10.2008 in Civil Application No. 1466 of 2007.

C-CP226-25.odt

8. It is further canvassed that, the Tahsildar, Jalna, had passed

an order on 04.10.2012 and directed the concerned Revenue Officers for

removal of obstructions created by the respondents. On 07.03.2017, the

Tahsildar had directed the concerned police officials to visit the suit land

on 06.04.2017 and to remove obstructions made by the respondents.

Although, the Sub-Divisional Police Officer, Jalna, by it's communication

dated 07.04.2017 directed the Police Inspector, Jalna, to take necessary

action against the respondents but no action is taken till date.

Consequently, on 09.04.2017 and 10.04.2017, the petitioner submitted

applications to the Collector, Jalna, the Police Inspector, Jalna, and

respectively and requested for initiation of action against the family

members of the respondents, but no action was taken against the family

members of the respondents.

9. It is further canvassed that, the family members of the

respondents are continuously obstructing the petitioner's possession and

day-to-day agricultural operations. Further, the Respondents stolen cotton

crop from the suit land. The respondents are issuing threats of committing

murder of the petitioner. Therefore, the petitioner lodged the FIR dated

29.02.2004 and 09.12.2024.

10. It is further canvassed on behalf of the petitioner that, on

06.04.2017, the Tahsildar passed an order under section 145 of the

C-CP226-25.odt

Criminal Procedure Code about removal of encroachment of the

respondents. Being aggrieved by said order, the respondents filed Appeal

No. 2017/ROR/CR/31 before the Sub Divisional Officer, Jalna, but said

appeal was rejected on 29.09.2017. However, on 28.05.2021 at about 3.30

p.m., when the family members of the petitioner were cultivating the suit

land, at that time, the respondents entered into the suit land and assaulted

the petitioner, his family members and tried to dispossess the petitioner

despite operation of injunction order dated 14.10.2008 passed in Civil

Application No. 1466 of 2007 in S.A. 141 of 2007. Therefore, the

petitioner reported said incident to the concerned Police Station on the

basis of which FIR No. 232 of 2021 registered against the present

respondents. Therefore, the acts on part of the respondents while

creating obstructions and interfering with peaceful possession of the

petitioner over the suit land constitute willful disobedience, amounting to

contempt of this Court's order dated 14.10.2008.

11. The Respondent No. 3 Shri Manik Sampatrao Wagh filed an

affidavit in reply on behalf of the respondents. The Respondents have

denied about disobedience of order dated 14.10.2008 passed by this

Court in Civil Application No. 1466 of 2007. However, the respondents

have not denied about passing order dated 14.10.2008 in Civil Application

No. 1466 of 2007. According to the respondents, they never encroached

C-CP226-25.odt

upon the disputed land of the petitioner, nor they have disobeyed the

order passed by this Court, hence, prayed for dismissal of the petition.

12. It is further contended that the respondents always obeying

the orders of courts of law and they are having high regard to the court of

law and tendered unconditional apology for the any disobedience of order,

if any occurred on their part. It is the contention of the Respondents that,

the petitioner had lodged the FIR No. 290 of 2008 but no names of their

family members appeared in said FIR. So also, they are not involved in

said crime.

13. The learned counsel appearing for the respondents canvassed

that, in the year 2022, the petitioner had approached the Tahsildar and

initiated proceedings under Section 145 of the Code of Criminal

Procedure, bearing Case No. 2022/MAG/Cr.P.C./145/CR against the

respondents. After hearing the parties, the Tahsildar-cum-Taluka

Magistrate, Jalna passed an order dated 07.06.2023 holding that, there

were no encroachment by the respondents upon the disputed land.

Therefore, it demonstrates that the Respondents neither disobeyed the

order passed by this Court nor they encroached upon any portion of the

land.

14. It is further canvassed that this Court passed the order of

C-CP226-25.odt

injunction on 14.10.2008 in Civil Application No. 1466 of 2007, however,

after a lapse of about 17 years, the petitioner instituted present contempt

petition without offering any justification for the delay. The present

petition is barred by limitation, hence, prayed for dismissal of the

contempt petition.

15. Having regard to submissions canvassed on behalf of both the

sides, I have gone through the record. It is a matter of record that the

present petitioner/plaintiff had filed RCS No. 584 of 1995 and prayed for

decree of perpetual injunction against the respondents/contemnor. It is

not in dispute that, on 30.12.2004, learned Civil Judge, Senior Division,

Jalna, passed judgment and decree in favour of the present petitioner/

original plaintiff and restrained the Respondents/original defendants from

interfering with the possession of the petitioner over the suit land. It is

not in dispute that, as on today, the petitioner is in possession of the land.

16. It is also not in dispute that the respondents had preferred

Regular Civil Appeal No. 11 of 2005 before the first appellate Court

challenging the judgment and decree dated 30.12.2004 passed in RCS No.

584 of 1995. It is a matter of record that on 05.10.2006, the first

appellate court allowed said appeal and suit of the petitioner/plaintiff

came to be dismissed. Being aggrieved by the said judgment and decree,

the petitioner/plaintiff filed Second Appeal No. 141 of 2007 before this

C-CP226-25.odt

Court alongwith Civil Application No. 1466 of 2007 seeking injunction in

terms of prayer clause (C) of the civil application, which read as under:

"(C) Pending hearing and final disposal of this application and second appeal, by issuing an order of injunction, the respondents, their agents, servants, or any one acting on their behalf may be restrained from causing interference into the peaceful possession of the applicant(original plaintiff) over the suit land, admeasuring 2 Acre 25 Ares towards western side of Gat No. 163, situated at village Gondegaon, Tq. & District Jalna, four corner of the said field is as described herein above."

17. It is a matter of record that on 14.10.2008, this Court passed

an interim order in Civil Application No. 1466 of 2007 in Second Appeal

No. 141 of 2007 as under:

         "(1)     Heard.
         (2)      Interim relief in terms of prayer clause (C).
         (3)      Civil stands disposed of."

18. On face record it appears that, on 12.12.2008, the informant

Govindrao Ambadas Pakhre(GPA) lodged the FIR No. 290 of 2008 with

Police Station, Jalna alleging that, Atmaram Punjaram Wagh abducted his

son and committed his murder. It is a matter of record that said accused

Atmaram was tried in Spl. Case No. 18 of 2010 for the offences

punishable under sections 302, 201 read with section 34 of the Indian

Penal Code and under section 3(2) (v) of the of Schedule Castes and

C-CP226-25.odt

Scheduled Tribes (Prevention of Atrocities) Act, 1989 in Crime No. 290 of

2008 and said accused sentenced life imprisonment.

19. On 16.01.2019, this Court (Coram: Smt. Vibha Kankanwadi,

J.) passed the order in Civil Application No. 4249 of 2018 in Civil

Application No. 1466 of 2007 and disposed of the application by making

following observations:

"After hearing learned advocate for the applicant / appellant, it is noticed that, there is nothing on record which would show that encroachment is made by the respondents over the land admeasuring 2 A 25 R in Gut No. 163 situated at village Gondegaon Tq. And Dist. Jalna.

2. Perusal of the documents annexed would show that, only certain official communication was made by the Tahsildar, however it appears that, no attempt is made to get the alleged encroached area measured. The application is silent what is the extent of encroachment. Under such circumstance the application appears to be very vague, hence it cannot be entertained and accordingly it is disposed of."

20. On 03.07.2025, this Court (Coram S. G. Chapalgaonkar J.)

passed the following order:

"1. The learned Advocate appearing for petitioner seeks time to file affidavit in support of his contentions that respondents have obstructed in his possession over the suit property.

2. Stand over to 20.08.2025."

C-CP226-25.odt

21. In pursuance of said order, the Petitioner filed affidavit of

Govind s/o Ambadas Pakhre stating therein that, 5 persons i.e. (i) Mr.

Anna Devrao Wagh, (ii) Mr. Raghunath Dagdu Ambhore, (iii) Mr. Manik

Sudam Wagh (iv)Mr. Nana Pralhad Ghorpade, the neighbour agriculturists

witnessed the incident occurred on 28.05.2021 and they executed the

affidavit. After perusal of contents of all these five affidavits, it appears

that, on 28.05.2021 at about 3.30 pm., the police persons from Police

Station Jalana visited for enquiry about dispute between the petitioner

Mr. Pakhre and Govind Wagh. All 5 witness and police persons visited field

of the petitioner. At that time they noticed that, Shri Punjaram Pakhre, the

elder brother of Govind Pakhre was cultivating the land Gat No. 162 and

at that time Babasaheb Sampat Wagh, Vinayak Sampat Wagh and Manik

Sampat Wagh entered into filed of Punjaram Pakhre and stopped

agricultural operation. Thereafter the Respondents abused in filthy

language and assaulted Shri Punjaram Pakhre, Govind Pakhre, his wife

and son. However, statements/ affidavits of all these witnesses does not

show that, the Respondents have dispossessed the petitioner from his

possession over the suit land.

22. No doubt, the petitioner contended that, on 28.05.2021,

when he and his family members were cultivating the suit land bearing

Gat No. 162, the respondents entered in to his land and they abused,

C-CP226-25.odt

assaulted him and his family members in presence of two police officials.

Accordingly, FIR No. 232 of 2021 registered with Police Station, Jalna.

Needless to say that, mere entry of the respondents into suit land on

28.05.2021 and abusement in filthy language, assault to the petitioner and

his family members does not itself establish that, the respondents have

willfully disobeyed the order dated 14.10.2008 passed by this Court in

Civil Application No. 1466 of 2007 and disturbed possession of petitioner

over the suit land.

23. It is not the contention of the petitioner that, during the

subsistence of the injunction order, the respondents dispossessed him from

the suit land on 28-052021 and the Respondents have taken possession of

said land or in alternate the respondents are in possession of said Gat No.

162 after dispossessing the petitioner.

24. In case of Anil Ratan Sarkar Vs. Hirat Ghosh, AIR 2002 SC

1405, the Hon'ble Supreme Court held that, mere disobedience of an order

of the court may not be sufficient to amount to civil contempt within the

meaning Sec. 2 (b) of the Act, 1971. Element of willingness is

indispensable requirement to bring home the charge within the meaning

of the Contempt of Courts Act.

25. The petitioner alleged that, on 28.05.2001, at about 3.00 p.m.

C-CP226-25.odt

when he and his family members were cultivating land at that time the

respondents entered into suit field and they abused and assaulted them.

Accordingly, he lodged the FIR No. 232 of 20021 on 29.05.2021. However,

on perusal of said FIR it does not reveal that, the respondents/contemnor

dispossessed the petitioner from the land in dispute. Therefore, taking into

consideration the facts and circumstances as discussed above as well as

law laid down in case of Anil Ratan Sarkar, cited supra, I am on view that,

the Petitioner failed to demonstrate willful or intentional disobedience of

order injunction order granted by this Court on part of the Respondents.

26. The petitioner alleged that, the respondents and their family

members day-to-day are interfering with his peaceful possession over the

suit land, stealing cotton therefrom, and threatening to commit murder of

the petitioner and his family members, therefore, he lodged several

complaints with the Police Station, Jalna, on various dates 13.04.2017,

15.04.2017, 03.05.2017, 11.10.2017, 29.02.2024, 07.05.2024,

11.05.2025, 07.08.2024 and 09.10.2024 but Police failed to take action

against the respondents.

27. Section 20 of the Contempt of Courts Act provides limitation

of one year for initiation of proceeding under the Contempt of Courts Act

from the date of alleged willful disobedience of the Court's order.

However, the petitioner categorically made a statement in paragraph no.

C-CP226-25.odt

15 of the petition that, on 28.05.2021 at about 3.00 p.m., when his family

members were cultivating their land, at that time, the respondents visited

the suit land and abused in filthy language and assaulted. However, there

is no averment that the respondents dispossessed him from said land

despite operation of injunction order. Nonetheless, even if it is presumed

that, on 28.05.2021, the respondents tried to dispossess the petitioner,

however, as per the provisions of the Contempt of Courts Act, no action

under the Contempt of Courts Act can be initiated after expiry of period of

one year form the date of willful disobedience of the order of Court or

commission of contempt of Court. In the case in hand, the petitioner

instituted present contempt petition on 25th February, 2025 alleging that,

on 28.05.2021, the Respondents entered in his filed and tried to dispossess

him. Therefore, it prima facie appears that, the petitioner has instituted

present petition after lapse of more than four years. Therefore, the present

contempt is hopelessly barred by limitation, hence, present petition is

liable to be dismissed.

28. In view of the above discussion, the contempt petition is

dismissed.

( Y. G. KHOBRAGADE, J. )

JPChavan

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter