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

Archana Upendra Khasgiwale vs Aparna Upendrasinh Khasgiwale
2026 Latest Caselaw 2511 Bom

Citation : 2026 Latest Caselaw 2511 Bom
Judgement Date : 11 March, 2026

[Cites 0, Cited by 0]

Bombay High Court

Archana Upendra Khasgiwale vs Aparna Upendrasinh Khasgiwale on 11 March, 2026

Author: Milind N. Jadhav
Bench: Milind N. Jadhav
2026:BHC-OS:6319
                                                                                 P11.IAL.8683.2026+.doc

  HARSHADA H. SAWANT
        (P.A.)
                               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                           TESTAMENTARY AND INTESTATE JURISDICTION


                                   INTERIM APPLICATION (L) NO.8683 OF 2026
                                                     IN
                                         CAVEAT (L) NO.25679 OF 2025
                                                     IN
                                      TESTAMENTARY SUIT NO.7 OF 2025
                                                     IN
                                   TESTAMENTARY PETITION NO.2920 OF 2023

                Archana Upendra Khasgiwale                                       Applicant/
                                                                              .. Caveator No.2
                IN THE MATTER BETWEEN:
                Upendrasinh Vijaysinh Khasgiwale also known
                as Upendra Vijaysinh Khasgiwale             .. Deceased

                Aparna Upendra Khasgiwale                                     .. Petitioner/Plaintiff
                          AND
                Archana Upendra Khasgiwale                                    .. Caveator No.2

                                                    WITH
                                   INTERIM APPLICATION (L) NO.8685 OF 2026
                                                     IN
                                         CAVEAT (L) NO.25679 OF 2025
                                                     IN
                                      TESTAMENTARY SUIT NO.7 OF 2025
                                                     IN
                                   TESTAMENTARY PETITION NO.2920 OF 2023

                Archana Upendra Khasgiwale                                       Applicant/
                                                                              .. Caveator No.2
                IN THE MATTER BETWEEN:
                Upendrasinh Vijaysinh Khasgiwale also known
                as Upendra Vijaysinh Khasgiwale             .. Deceased

                Aparna Upendra Khasgiwale                         .. Petitioner/Plaintiff
                           AND
                Archana Upendra Khasgiwale                        .. Caveator No.2
                                             ....................
                 Mr. Piyush Raheja a/w. Mr. Tejas Parekh, Advocates i/by Parekh
                   Legal for Applicant / Caveator No.2 in both Interim Applications.
                 Mr. Prathmesh Seth a/w. Ms. Trupti Gosavi, Advocates i/by Joseph
                  Fernandes for Petitioner / Plaintiff.


                                                                                                    1 of 4


                       ::: Uploaded on - 11/03/2026                        ::: Downloaded on - 11/03/2026 21:17:17 :::
                                                                  P11.IAL.8683.2026+.doc


 Mr. Ashray Dave a/w. Mr. Aayush Modi, Mr. Aayu Saxena, Mr.
  Siddhant Trivedi and Mr. Vaibhav Singh, Advocates for Caveator
  No.1.
                                     ...................

                                    CORAM : MILIND N. JADHAV, J.
                                    DATE          : MARCH 11, 2026
P.C.:

1. Not on Board. Mentioned by way of filing praecipe dated

11.03.2026. Perused the praecipe.

2. Heard Mr. Raheja, learned Advocate for Applicant / Caveator

No.2 in both Interim Applications; Mr. Seth, learned Advocate for

Petitioner / Plaintiff and Mr. Dave, learned Advocate for Caveator

No.1.

3. There are two Interim Applications. Interim Application

(Lodging) No.8685 of 2026 seeks restoration of Caveat (Lodging)

No.25679 of 2025 which has been dismissed. Though an extension

was granted by Department which could not have been granted.

4. Though Caveat was filed but affidavit-in-support was not

filed and there was delay which resultantly lead to dismissal of present

Interim Application.

5. For seeking restoration there is delay in filing affidavit-in-

support of the Caveat, there is delay of 164 days which is subject

matter of Interim Application (Lodging) No.8683 of 2026.

6. Mr. Seth, learned Advocate appears for Petitioner/Plaintiff.

2 of 4

P11.IAL.8683.2026+.doc

Though he would make certain submissions on facts to persuade the

Court to not consider the aforementioned two Interim Applications, the

correct proceeding in which Petitioner / Plaintiff can ail her grievances

and submissions would be a appropriate Application, if so adviced, if

file by Petitioner / Plaintiff in accordance with law seeking dismissal of

Caveat.

7. The submissions made by Mr. Seth being factual in nature

cannot be gone into by this Court for the purpose of deciding

aforementioned twin Applications.

8. In view of the submission given and reasons given in twin

Applications are allowed.

9. Interim Application (Lodging) No.8685 of 2026 stand

allowed in terms of prayer clause (a) which reads thus:-

"a) This Hon'ble Court be pleased to restore the Caveat bearing (L) No.25679 of 2025 and grant further time to remove the office objections in the interest of justice and equity ".

10. Interim Application (Lodging) No.8683 of 2026 in terms of

prayer clauses (a) and (b) which read thus:-

"a) This Hon'ble Court be pleased to condone the delay of 164 days in filing the Affidavit in Support of the Caveat bearing (L) No. 2 5 6 7 9 of 2025 in the interest of justice and equity;

b) This Hon'ble Court be pleased to take on record and direct the registry to taken on record the Caveat bearing (L) No. 25679 of 2025 along with the Affidavit in Support filed on 02.02.2026 in the Testamentary Petition No, 2920 of 2023;"

3 of 4

P11.IAL.8683.2026+.doc

11. Delay of 164 days in filing affidavit-in-support stands

condoned. The order of dismissal of Caveat dated 09.12.2025 is

quashed and set aside and Caveat (Lodging) No.25679 of 2025 stands

restored back to the record and file of the Court.

12. Needless to state that all contentions of Petitioner / Plaintiff

are expressly kept open with right to file appropriate Application in

accordance with law.

13. Registry is directed to take physical copy of affidavit-in-

support dated 02.02.2026 on record though the same has been

electronically filed by Caveator No.2.

14. Petitioner has already filed Interim Application for dismissal

of Caveat of Caveator No.1.

15. With the above directions, Interim Applications are allowed

and disposed.

H. H. SAWANT                                                  [ MILIND N. JADHAV, J. ]


               HARSHADA   by HARSHADA

               HANUMANT   SAWANT
               SAWANT     Date: 2026.03.11
                          18:14:56 +0530




                                                                                               4 of 4



 

 
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