Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suryabhan (D) Thr. His LRS and Ors. Vs. Sau. Bhagirathibai @ Vatsalabai Tulshidas Chavan (Since Deceased) Thr. Her LRS and Ors. [APRIL 25, 2016]
2016 Latest Caselaw 310 SC

Citation : 2016 Latest Caselaw 310 SC
Judgement Date : Apr/2016

    

Suryabhan (D) through LRS. and Ors. Vs. Sau. Bhagirathibai @ Vatsalabai Tulshidas Chavan (since deceased) through LRS. and Ors.

[Civil Appeal No.4415 of 2016 arising out of SLP (C) No. 31072 of 2015]

KURIAN, J.

1. Leave granted.

2. The appellants before this Court aggrieved by the Judgment dated 14.09.2015 passed by the High Court of Judicature at Bombay, Bench at Aurangabad in Second Appeal No. 772 of 2013.

3. The dispute relates to partition in the family. It is heartening to note that during the pendency of the appeal, the parties have entered a compromise and the Deed of compromise duly signed by the parties has been filed on 25th April, 2016, by way of an additional affidavit dated 20th April, 2016.

4. Therefore, the appeal is disposed of. The Deed of Compromise dated 18.04.2016 will form part of this decree.

................J. [KURIAN JOSEPH]

................J. [ROHINTON FALI NARIMAN]

NEW DELHI;

APRIL 25, 2016

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 : MAIMS

 
 
Latestlaws Newsletter