Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nitish Pravinkumar Jindal vs Ashok Gopichand Jindal
2026 Latest Caselaw 451 Guj

Citation : 2026 Latest Caselaw 451 Guj
Judgement Date : 10 February, 2026

[Cites 6, Cited by 0]

Gujarat High Court

Nitish Pravinkumar Jindal vs Ashok Gopichand Jindal on 10 February, 2026

                                                                                                               NEUTRAL CITATION




                             C/SCA/9046/2025                                  JUDGMENT DATED: 10/02/2026

                                                                                                               undefined




                                     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
                                      R/SPECIAL CIVIL APPLICATION NO. 9046 of 2025

                       FOR APPROVAL AND SIGNATURE:

                        HONOURABLE MR. JUSTICE DEVAN M. DESAI

                       ==========================================================
                                     Approved for Reporting                  Yes           No
                                                                                           NO
                       ==========================================================
                                                   NITISH PRAVINKUMAR JINDAL
                                                              Versus
                                                    ASHOK GOPICHAND JINDAL
                       ==========================================================
                       Appearance:
                       MR MANAN A SHAH(5412) with
                       MR SHIVAM B PANDIT ADVOCATE for the Petitioner(s) No. 1
                       MR. CR BUDDHADEV(6707) for the Petitioner(s) No. 1
                       MR DEVAN PARIKH LD SENIOR ADVOCATE with
                       HARI K BRAHMBHATT(9070) for the Respondent(s) No. 1
                       ==========================================================
                            CORAM:HONOURABLE MR. JUSTICE DEVAN M. DESAI

                                                         Date : 10/02/2026

                                                         ORAL JUDGMENT

1. The present petition is filed under Article 227 of the

Constitution of India, 1950. The petitioner - Original Plaintiff

has prayed for following reliefs in the petition :-

(A) YOUR LORDSHIPS be pleased to admit and allow this petition;

(B) YOUR LORDSHIPS be pleased to issue a writ of certiorari or any other appropriate writ, order or direction, quashing and setting aside the impugned order

NEUTRAL CITATION

C/SCA/9046/2025 JUDGMENT DATED: 10/02/2026

undefined

dated 15.4.2025 (Annexure-A) passed by Ld. Additional Civil Judge, Vapi on application below Exh. 80 in Regular Civil Suit No. 76 of 2021, and further be pleased to grant the application Exh.80, as prayed for, in the interest of justice;

(C) Pending admission, hearing and final disposal of this application, YOUR LORDSHIPS may be pleased to stay the further proceedings of Regular Civil Suit No.76 of 2021 pending in the court of Ld. Additional Civil Judge, Vapi, in the interest of justice;

(D) YOUR LORDSHIPS may be pleased to grant such other and further reliefs as may be deemed fit and proper, in the interest of justice and equity;

2. Heard learned advocate Mr. Manan A Shah for the

petitioner and learned senior advocate Mr. Devan Parikh

assisted by learned advocate Mr. Hari K Brahmbhatt for the

respondent.

3. Rule returnable forthwith. Learned senior advocate Mr.

Devan Parikh waives service of notice of Rule on behalf of

respondent.

4. Upon request of learned advocates for the respective

parties, the present petition is taken up for final hearing.

5. The parties are referred to as per the original status in

NEUTRAL CITATION

C/SCA/9046/2025 JUDGMENT DATED: 10/02/2026

undefined

the suit. The plaintiff - petitioner has filed suit for cancellation

of a registered sale deed dated 04.02.2014 executed pursuant

to an alleged power of attorney and the entry mutated in the

revenue record pursuant to a registered sale deed dated

04.02.2014 to be declared as illegal, null and void together

with a relief of permanent injunction restraining defendant

from selling or assigning plaintiff's undivided portion to any

third person. During the pendency of the oral evidence of

plaintiff, an application Exh. 80 was submitted by the plaintiff

under Order 26, Rule 10A of the Code of Civil Procedure

(hereinafter referred to as "the Code"). The plaintiff prayed for

sending Exh. 71, 72, 73, 75 and 77 being bank slips and

cheques to FSL for the purpose of comparison and inspection.

After considering the submissions of learned advocates for the

parties, the learned Court below rejected the application on

15.04.2025. Being aggrieved and dissatisfied with the impugned

order, plaintiff - petitioner is before this Court.

6. Learned advocate for the plaintiff - petitioner submitted

NEUTRAL CITATION

C/SCA/9046/2025 JUDGMENT DATED: 10/02/2026

undefined

that the suit land being Survey No. 71, Block No. 95

admeasuring about 14265 sq meters was jointly purchased by

plaintiff and defendant, who is the uncle in relation, by a

registered sale deed dated 08.05.2009 from erstwhile owners

Shaileshbhai Balvwantrai Desai and an entry of the registered

sale deed dated 08.05.2009 was mutated in the revenue

records on 06.07.2009. As defendant is the elder brother of

plaintiff's father, defendant was managing the properties and

defendant obtained signatures on certain papers. The defendant

also retained passbook of plaintiff's bank account together with

signed cheque book containing cheques. When a notice from

Mamlatdar office was received on 31st August, 2021, plaintiff

found that pursuant to an alleged power of attorney, the share

of plaintiff has been sold to defendant himself by a registered

sale deed dated 04.02.2014. The plaintiff found that the

defendant has committed a fraud by selling the share of

plaintiff pursuant to the power of attorney which was never

executed by plaintiff in favour of defendant.

NEUTRAL CITATION

C/SCA/9046/2025 JUDGMENT DATED: 10/02/2026

undefined

6.1 It is also submitted that plaintiff has examined Assistant

Manager of Karur Vysya Bank, Surat (Exh. 67) as witness and

the said witness produced original bank pay slips and cheques

vide Exh. 71, 72, 73, 75 and 77. The bank pay slips and

cheques were written in the handwriting of one person and for

bringing the truth on record, an application under Order 26

Rule 10A of the Code for sending the disputed documents to

FSL was filed. It is further contended that the defendant who

was in possession of signed cheques, passbook of plaintiff's

bank account as well as of his father's bank account, defendant

took advantage of being elder brother of plaintiff's father, sold

the suit land to himself and routed the money from the bank

account of plaintiff into his father's account and from there to

defendant's account. Considering the question raised by the

plaintiff, the documents are required to be sent to FSL for

comparison of handwriting and inspection thereof. The learned

Trial Court has exceeded its jurisdiction and compared the

figures and words reflected in disputed documents and came to

NEUTRAL CITATION

C/SCA/9046/2025 JUDGMENT DATED: 10/02/2026

undefined

a conclusion that the words and figures appears to be of

different persons. The said findings are not only perversed but

also against the settled position of law.

6.2 In support of his submissions, learned advocate for the

petitioner has relied upon the decision in the case of

Deepakkumar Jamnadas Prajapati vs. Binaben Shankarbhai

Desai reported in 2025(0) AIJEL-HC 250423.

The Co-ordinate Bench of this Court in the aforesaid

decision has relied upon the decision of Rama Avatar Soni vs.

Mahanta Laxmidhar Das And Ors. reported in (2019) 11 SCC

By relying upon the aforesaid two decisions, it is

contended by learned advocate for the petitioner that in the

cases where genuineness of the signatures on disputed

documents are cropped up, it is necessary to have expert

testimony regarding handwriting, and in such cases, opinion

from handwriting experts are crucial to ensure that truth

NEUTRAL CITATION

C/SCA/9046/2025 JUDGMENT DATED: 10/02/2026

undefined

surfaces on record. It is also submitted by learned advocate for

the petitioner that if the documents are sent to FSL Authority

for comparison and inspection, the rights of the defendants

would not be affected adversely. The report of the FSL

Authority would be helpful to the learned Trial Court for

deciding the controversy. Except above, no other submissions

are made.

7. Per contra, learned senior advocate Mr. Devan Parikh for

respondent has supported the impugned order and submitted

that, on perusal of the impugned order, no illegality is found

in rejecting the application. It is the contention of the learned

Senior Advocate for the respondent that the application for

sending the disputed documents to FSL was submitted after

plaintiff found that he has no case in the proceedings. Learned

senior advocate has taken this Court through certain replies

given by plaintiff in the cross-examination. It is submitted that

plaintiff has admitted in the cross-examination that he has only

six percent share in the suit land and the plaintiff has not

NEUTRAL CITATION

C/SCA/9046/2025 JUDGMENT DATED: 10/02/2026

undefined

lodged any criminal complaint for the alleged fraud and

forgery, plaintiff has not produced any of his income tax

returns for the relevant period, which were important

evidences to establish whether the amount of sale consideration

has been received by plaintiff or not.

7.1 Learned senior advocate for respondent further submitted

that it is not the specific case of the plaintiff that the

defendant has committed forgery and has signed the cheques

and filled up paying slips of his bank account. A statement is

made by the plaintiff in the application that the writings on

the disputed documents appears to be of same person. On this

assertion, disputed documents cannot be sent for inspection

and comparison to FSL Authorities.

7.2 Learned senior advocate for respondent has also referred

Rule 10A of Order 26 of the Code and contended that, only in

the opinion of the Court, if scientific investigation is required,

the Court may issue a Commission directing him to inquire

NEUTRAL CITATION

C/SCA/9046/2025 JUDGMENT DATED: 10/02/2026

undefined

into such question and report thereon to the Court. The

purpose of scientific investigation is not to help the party to

gather evidence.

7.3 Learned senior advocate for the respondent has also

relied on Section 73 of the Indian Evidence Act, 1872, ("the

'Act' for short"). It is submitted that under Section 73 of the

Act, the Court has power to make disputed and admitted

signature for just conclusion. In the present case, the learned

Court below has exercised its powers under Section 73 of the

Act, and came to a conclusion that the words and figures

appear on disputed documents are of different persons. And

such finding cannot be questioned in writ petition filed under

Article 227 of the Constitution of India.

7.4 In support of his submissions, learned Senior Advocate

has relied upon the decision in the case of Babubhai

Mulchanddas Kapadia vs. Ishwarlal Devchand Kabrawala

reported in 1974 (0) AIJEL-HC 201121 and in the case of Ajit

NEUTRAL CITATION

C/SCA/9046/2025 JUDGMENT DATED: 10/02/2026

undefined

Savant Majagvai vs. State of Karnataka reported in 1997 (0)

AIJEL-SC 741. Relying upon the aforesaid two decisions, it is

contended by learned senior advocate that the Court has power

to compare disputed signatures with the admitted signatures as

power is available under Section 73 of the Act.

8. By distinguishing the decisions relied upon by learned

advocate for the petitioner, learned senior advocate for

respondent contended that in both the decisions, the allegation

was against a specific person whereas in the present case, it is

not the allegation of plaintiff that disputed documents are in

the handwriting of defendant. Except above, no other

submissions are made.

9. I have considered the submissions of learned advocates

for the parties and on perusal of the papers, it appears that

dispute is revolving around Exh. 71, 72, 73, 75 and 77 which

are in the nature of paying slips of plaintiff's bank account and

the cheques of plaintiff's bank account together with paying

NEUTRAL CITATION

C/SCA/9046/2025 JUDGMENT DATED: 10/02/2026

undefined

slips of plaintiff's father's bank account as well as defendant's

bank account. The application Exh. 80 is tendered by plaintiff

seeking aforesaid disputed documents to be sent to handwriting

expert of FSL office for comparison and inspection and

thereafter to submit its report. It is noticed by this Court on

perusal of the plaint that plaintiff has asserted co-ownership

rights over the suit land alongwith defendant and other

persons. Defendant, according to plaintiff, is the elder brother

of plaintiff's father. The plaintiff has alleged in the plaint that,

defendant, being the elder brother of plaintiff's father was

managing the affairs with regard to suit property and the

defendant obtained signatures on certain papers without

making them read. The defendant was also in possession of

passbook and blank signed chequebook of plaintiff's bank

account. When plaintiff received a notice from Mamlatdar

office on 31st August, 2021, plaintiff came to know that

defendant pursuant to a bogus power of attorney, executed a

registered sale seed dated 04.02.2014 in his name, and,

NEUTRAL CITATION

C/SCA/9046/2025 JUDGMENT DATED: 10/02/2026

undefined

therefore, the present suit came to be filed for cancellation of

the registered sale deed and the mutation of entry pursuant to

the said registered sale deed. The plaintiff, after recording of

his oral evidence, made an application to issue a witness

summons of Karur Vysya Bank. The Assistant Manager of the

said bank during his deposition produced original cheques and

paying slips of plaintiff's bank account, defendant's bank

account and plaintiff's father's bank account. The said disputed

documents are sought to be sent to FSL authorities for

comparison and inspection.

10. There is no grievance between the parties that in the

application Exh. 80, the plaintiff has alleged that the

handwriting on bank payslips as well as on the cheques are of

one person. The plaintiff has not alleged in the application that

the alleged handwritings are of defendant. The learned Trial

Court while rejecting the application has compared

handwritings on Exh. 71, 72, 73, 75 and 77 and came to a

conclusion that the words and figures mentioned in disputed

NEUTRAL CITATION

C/SCA/9046/2025 JUDGMENT DATED: 10/02/2026

undefined

documents are of different persons. The powers which are

excercised by learned Trial Court is as per settled proposition

of law.

11. The disputed documents which are placed at page Nos.

63 to 67 of the compilation of documents would also suggest

that disputed handwritings are of different persons. Moreover,

in absence of any positive assertion in the plaint as well as in

the application that disputed documents are in the handwriting

of defendant, and finding by learned Trial Court in deciding an

application under Order 26, Rule 10A would not give rise to

challenge under Article 227 of the Constitution of India. The

powers under Order 26, Rule 10A can be exercised by Court

only if in the opinion of a Court it is necessary or expedient in

the interest of justice, issue a Commission directing him to

inquire into such question. Thus, it is a discretionary power

given to Court either to issue Commission or to reject issuance

of Commission. If the discretion exercised by learned Trial

Court is within the parameters of law and is not arbitrary or

NEUTRAL CITATION

C/SCA/9046/2025 JUDGMENT DATED: 10/02/2026

undefined

illegal, High Court would not interfere in such findings.

Findings recorded by learned Trial Court, in my view, are

tentative, so far as the application Exh. 80 is concerned.

Therefore, I do not find any perversity in the order impugned.

I do not find any reason to interfere in the order impugned.

However, at this stage, it would be required to note that the

learned Trial Court while deciding the main controversy shall

not be influenced by the order impugned and shall decide the

controversy strictly on the evidence led by parties and in

accordance with the provisions of law. The learned Trial Court

shall also not be influenced by the observations made by this

Court as the observations are only restricted in deciding Exh.

12. In view of above, the petition stands dismissed. Rule is

discharged.

(D. M. DESAI,J)

SHIVANI SHUKLA

 
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