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

Decd. Jagdevrao Narayanrao ... vs Khanderao Narayanrao Savale
2021 Latest Caselaw 364 Guj

Citation : 2021 Latest Caselaw 364 Guj
Judgement Date : 12 January, 2021

Gujarat High Court
Decd. Jagdevrao Narayanrao ... vs Khanderao Narayanrao Savale on 12 January, 2021
Bench: Vineet Kothari, Gita Gopi
               C/LPA/812/2014                                 JUDGMENT




                 IN THEHIGHCOURTOF GUJARATAT AHMEDABAD

                  R/LETTERSPATENTAPPEALNO. 812 of 2014
                                  With
                  CIVILAPPLICATION(FORSTAY) NO. 2 of 2014
                                    In
                  R/LETTERSPATENTAPPEALNO. 812 of 2014
                                  With
                  R/LETTERSPATENTAPPEALNO. 545 of 2014
                                  With
            CIVILAPPLICATION(FORBREACHOF ORDER) NO. 1 of 2019
                                    In
                  R/LETTERSPATENTAPPEALNO. 545 of 2014

FORAPPROVALANDSIGNATURE:

HONOURABLEDR. JUSTICEVINEETKOTHARI

and

HONOURABLEMS. JUSTICEGITAGOPI

==============================================================================

1     Whether Reporters of Local Papers may be allowed
      to see the judgment ?

2     To be referred to the Reporter or not ?

3     Whether their Lordships wish to see the fair copy
      of the judgment ?

4     Whether this case involves a substantial question
      of law as to the interpretation of the Constitution
      of India or any order made thereunder ?

==============================================================================
               DECD.JAGDEVRAONARAYANRAOSEVALE.& 1 other(s)
                                Versus
                 KHANDERAONARAYANRAOSAVALE& 5 other(s)
==============================================================================
Appearance:
IN LETTERSPATENTAPPEALNO.812of 2014:
MRJITENDRAM PATEL(620)for the Appellant(s)No. 1,1.1,1.1.1,1.1.2,1.2,2
DECEASEDLITIGANT(100)for the Respondent(s)No. 1.1
RULESERVEDBY DS(65)for the Respondent(s)No. 1.1.1,1.1.2,1.1.3,1.2,1.3,1.4,3,4,5,6


                                      Page 1 of 5

                                                              Downloaded on : Wed Jan 13 23:08:19 IST 2021
                C/LPA/812/2014                                JUDGMENT



RULESERVED(64)for the Respondent(s)No. 1.2,1.4,2.1.1,2.1.2

IN LETTERSPATENTAPPEALNO.545of 2014:
MS TRUSHAK. PATELfor AppellantNo.1.1, 1.2
NOTICESERVED4.1 to 4.3, 7.3 - 7.4
DELETED1.1
RULESERVED1.4, 2.2 SERVEDBY RPAD1.3 - 6, 7
DECEASEDLITIGANT1, 2.1
MRTILOKJ. PATELfor 2.1.1, 2.1.2, 3
MS RADHABENR BHOIfor 1.2, 4.
==============================================================================

 CORAM: HONOURABLE DR. JUSTICE VINEET KOTHARI
        and
        HONOURABLE MS. JUSTICE GITA GOPI

                                Date : 12/01/2021

                        ORAL JUDGMENT

(PER : HONOURABLE DR. JUSTICE VINEET KOTHARI)

1. These intra-Court appeals are directed against the order dated 31.03.2014 by which the learned Single Judge of this Court refused to invoke the powers under Order 39 Rule 2(A) of the Code of Civil Procedure for the alleged sale of some part of the land of revenue survey Nos.183/1/A and 183/1/B of Village Tarsali, Taluka and District Vadodara. The relevant observations of the learned Single Judge in the order impugned before us are quoted below for ready reference:-

"11. In absence of any specific description of four boundaries of the lands in question and also considering the facts related to difference in area of lands in question referred above, it is very difficult to jump to the conclusion that the opponents herein have committed any breach of the order dated 15.01.2001 passed in Special Civil Application No.236 of 2001 as referred hereinabove, more particularly, when area of the disputed land shown in the impugned order passed by the Tribunal and the area of disputed land mentioned in para-2 of the main petition is not tallied as referred hereinabove. Moreover, on the submissions made by learned advocate Mr. Kazi for opponent No.1.2 to the effect that the lands in question related to both the survey Numbers i.e.

C/LPA/812/2014 JUDGMENT

183/1/A and 183/1/B is situated on the southern side of the society and which is the agricultural land and is also open and which is more land in area than what has been claimed by the applicants-

original petitioners as referred above and the same is in possession of opponents, nothing substantial has been submitted by the learned advocates for the applicants.

12. It is also important to note at this juncture that the date of order passed by the Gujarat Revenue Tribunal is 11.12.2000 as shown in the impugned order at Annexure-"N". Considering the fact that, if we refer the order dated 15.01.2001 passed by this Court in Special Civil application No.236 of 2001, the copy of which is at page-21, the same is talking about the order of Tribunal dated 18.12.2000. Prima-facie, there appears typographical error, but on the said order, the applicants-original petitioners have put much reliance and in light of the said order dated 15.01.2001, the present Civil Applications have been filed by the applicants of the above referred Civil Applications, also against some of the opponents who are not original respondents of the main petition.

12.1 It is also important to note that Civil Application No.929 of 2010 has been filed by the applicants-original petitioners for bringing heirs of respondent No.1 i.e. Khanderao Narayanrao Savale and the Rule was issued to proposed respondents No.1.1 to 1.4 and all were served, but none has appeared and the said Civil Application was allowed on 07.10.2010 and main matter was fixed for hearing on 28.10.2010. It is the fact that, no notice of Rule was issued in the main matter to newly added respondents, who are the legal heirs of deceased-original respondent No.1 i.e. Khanderao Savale.

13. Under the circumstances, in absence of any specific four boundaries related to lands in question i.e. revenue survey No.183/1/A and revenue survey No.183/1/B and considering the difference in area related to lands in question referred above, in my view, it cannot be said that the opponents herein have committed any breach of the order dated 15.01.2001 passed in Special Civil Application No.236 of 2001. Thus, the present Civil Applications preferred by the applicants-original petitioners, in my view, are not maintainable in law for the reasons discussed hereinabove. Thus, as there appears no substance in the present Civil Applications preferred by the applicants-original petitioners as well as by

C/LPA/812/2014 JUDGMENT

respondent Nos.2/1/1 to 2/1/3 and 3, the same deserve to be dismissed, and accordingly, both the Civil Applications are hereby dismissed. Rule is discharged in each Civil Application. Interim Relief stands vacated forthwith. No order as to costs.

After pronouncement of this judgment, learned advocate Mr.A.J.Patel and learned advocate Mr.J.M.Patel for the applicants have requested to stay the implementation of this judgment and further requested to extend earlier interim order passed by this Court. Request made by learned advocates for the applicants is hereby granted. The implementation of this order is hereby stayed upto 10.06.2014 and the interim relief, granted earlier, is hereby extended upto 10.06.2014."

2. The said proceedings were initiated for the alleged breach of the interim order dated 15.01.2001 passed in Special Civil Application No.236 of 2001, which was decided vide order dated 09.12.2016 whereby, the case was remanded back to the Gujarat Revenue Tribunal to decide the revision preferably within a period of four months. However, despite the lapse of four years, the same stands pending before the learned Gujarat Revenue Tribunal.

3. Having heard the learned counsel for the appellant Ms. Trusha Patel, we are not inclined to interfere with the order passed by the learned Single Judge, as the reasons assigned by the learned Single Judge for not invoking the powers under Order 39 Rule 2(A) of the Code of Civil Procedure are genuine and since the matter now stands remanded back to the Gujarat Revenue Tribunal, all questions of fact regarding the boundaries, exact area of the aforesaid two survey nos. of land along with tenancy rights of the appellants, are yet to be determined by the Gujarat Revenue Tribunal. In the absence of clear defined area, the alleged sale of part of this land, apparently, has not been held to be in violation of the

C/LPA/812/2014 JUDGMENT

interlocutory order passed in Special Civil Application No.236 dated 15.01.2001. No valid exception to the same can be taken by the appellants. Therefore, leaving these questions open and free to be decided by the Gujarat Revenue Tribunal, where the revision is still pending, we decline to interfere with the said order passed by the learned Single Judge dated 31.03.2014 and the Letters Patent Appeal is, accordingly, dismissed. The Gujarat Revenue Tribunal is expected to decide the revision as expeditiously as possible. The Civil Applications stand disposed of accordingly.

(DR. VINEET KOTHARI, J)

(GITA GOPI, J) PRAVINKARUNAN

 
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