Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vijay Laxman Bhawe since (D) through his Legal Heirs Vs. P & S Nirman Pvt. Ltd. and Ors.
2024 Latest Caselaw 313 SC

Citation : 2024 Latest Caselaw 313 SC
Judgement Date : 08 May 2024
Case No : C.A. No.-006136-006136 - 2024

    
   SC Pdf Link

Vijay Laxman Bhawe since (D) through his Legal Heirs Vs. P & S Nirman Pvt. Ltd. and Ors.

[Civil Appeal No._________ of 2024 arising out of SLP (C) No. 4034 of 2023]

B.R. Gavai, J.

1. Leave granted.

2. The present appeal challenges the judgment dated 14th December 2022, passed by the High Court of Judicature at Bombay (for short, "High Court") in Civil Revision Application No. 269 of 2022, whereby the High Court dismissed the revision application filed by the appellants herein, challenging the order dated 4th May 2022, passed by the Civil Judge (Senior Division), Thane, (for short, "trial court") in Civil Misc. Application No. 1473 of 2021, which was filed by respondent No. 1 herein, for condonation of delay in filing of the application for restoration, and seeking thereby to restore the Special Civil Suit No. 269 of 2002, which came to be dismissed for want of prosecution by the trial court on 3rd November 2011.

3. Vide an order dated 24th April 2023, this Court issued notice to the respondents and stayed the proceedings before the trial court.

4. Shorn of details, the facts giving rise to the present appeal are as under:

4.1 The present appeal is concerned with certain lands situated at Sonkhar Village, in Taluka and District Thane, Maharashtra (hereinafter referred to as "suit land"). There are competing claims with respect to the ownership of the suit land.

4.2 The Government of Maharashtra, through the Special Land Acquisition Officer, Metro Centre, Thane, vide Award Nos. 1 and 2 in the year 1986 and 1988, respectively, acquired the subject land for public purpose, and handed over the said lands for development/execution to City Industrial Development Corporation, Maharashtra (CIDCO).

4.3 In the year 2002, Special Civil Suit No. 269 of 2002 (hereinafter referred to as "subject suit") was filed by the original plaintiff - Pravin Jamndas Thakkar (Kanani) (since deceased and now represented by his legal heirs respondent Nos. 2 and 3), in the trial court against the Government of Maharashtra (defendant No. 1/respondent No. 4 herein), Special Land Acquisition Officer, Thane (defendant No. 2/respondent No. 5 herein), Vijay Laxman Bhawe (Defendant No.3) (since deceased and now represented through his legal heirs - viz. appellant Nos. 1 and 2 herein), Union of India (defendant No. 4/ respondent No. 6 herein) and City Industrial Development Corporation, Maharashtra (CIDCO) (defendant No. 5/ respondent No. 7 herein) for relief of declaration that the acquisition of suit land is illegal, null and void, and in the alternative, if the court holds that acquisition is good then declaration that the plaintiff is entitled to 12½ % Gaonthan Extension Scheme, in lieu of acquired lands as per the Gaonthan Extension Scheme of CIDCO.

4.4 In the year 2005, the original plaintiff - Pravin Jamndas Thakkar (Kanani) passed away.

4.5 The legal heirs of the original plaintiff, through their Power of Attorney holder, one Mr. Arunkumar Jayantilal Mucchalla, filed an application for condonation of delay in applying for bringing legal heirs of the plaintiff on record, and filed another application for bringing the legal heirs of the plaintiff on record in the subject suit.

4.6 Vide order dated 28th November 2006, the trial court allowed the application for condonation of delay as well as the application for bringing the legal heirs of the plaintiff on record in the subject suit. However, vide order dated 3rd November 2011, the trial court dismissed the subject suit for want of prosecution.

4.7 On 7th November 2019, respondents No. 2 and 3, i.e., the legal heirs of the plaintiff, filed an application, viz., Misc. Civil Application (MCA) No. 1082 of 2019 in the subject suit, seeking condonation of delay of 8 years and 4 days in filing an application for restoration of subject suit. This application is still pending adjudication.

4.8 On 12th October 2021, i.e., during the pendency of the aforesaid application filed by the legal heirs of the plaintiff, respondent No. 1, a private limited company, claiming to be the "assignee" from the legal heirs of the plaintiff, filed an application viz., Misc. Civil Application (MCA) No. 1473 of 2021 in the subject suit, seeking condonation of delay of 9 years and 11 months in filing the application for restoration of the subject suit.

It was the case of respondent No. 1, that it had entered into an Agreement for Sale dated 8th December 2009, with the legal heirs of the plaintiff, i.e., respondents No. 2 and 3 and agreed to procure benefit arising out of the subject land and in lieu thereof had paid part consideration of Rs. 1.51 crore to the legal heirs of the plaintiff, i.e., respondents No. 2 and 3 alongwith an irrevocable Power of Attorney dated 8th December 2009, thereby appointing respondent No. 1 as their constituted Attorney for doing all such acts, deeds and things to implement the Agreement for Sale.

4.9 Vide order dated 4th May 2022, the trial court allowed the restoration application being MCA No. 1473 of 2021 filed by respondent No.1, subject to the payment of costs of Rs. 15,000/-, thereby condoning the delay of 9 years and 11 months.

4.10 Aggrieved by the aforesaid order of the trial court dated 4th May 2022, the appellants filed Civil Revision Application No. 269 of 2022 before the High Court.

4.11 The High Court, vide impugned judgment, dismissed the civil revision application filed by the appellants, upheld the order of the trial court and only enhanced the costs awarded from Rs. 15,000/- to Rs. 1,50,000/-.

4.12 Being aggrieved thereby, the present appeal.

5. We have heard Shri Mukul Rohatgi, learned Senior Counsel appearing on behalf of the appellants and Shri C.A. Sundaram, learned Senior Counsel appearing on behalf of the respondents.

6. Shri Rohatgi, learned Senior Counsel appearing for the appellants submitted that the learned trial court has totally erred in entertaining the application filed at the behest of a private party. It is submitted that respondent No.1 is totally a stranger to the proceedings. He submitted that, when an application filed by the legal heirs of the original plaintiff, i.e. respondents No. 2 and 3 herein being MCA No. 1082 of 2019 for condonation of delay in filing an application for restoration of the subject suit was pending since 7th November 2019, there was no occasion for the learned trial court to have considered the application filed by a stranger subsequently on 12th October 2021.

7. Shri Rohatgi further submitted that, as a matter of fact, the subject suit itself is a frivolous one. The suit land belonged to the predecessors of the appellants and it was acquired by the State and the compensation duly received by the appellants. The proceedings for enhancement are also pending before the High Court. It is submitted that entertaining the application at the instance of a stranger for condonation of delay in filing an application for restoration of a frivolous suit is nothing else but a travesty of justice. It is submitted that, for the same reasons, the judgment of the High Court is also not sustainable.

8. Shri Sundaram, learned Senior Counsel appearing on behalf of the respondents, on the contrary, submitted that respondent No.1 has accrued a right in the lis on account of an Agreement for Sale dated 8th December 2009 entered into between it and the legal heirs of the original plaintiff. It is submitted that, since respondents No.2 and 3 were not prosecuting the application for condonation of delay in filing the application for restoration of the subject suit, respondent No.1 was justified in filing such an application. It is submitted that, in any case, no interference is warranted in the concurrent orders of the trial court and the High Court.

9. We find that the approach of the trial court in entertaining the application filed at the behest of respondent No.1 is totally unsustainable in law. The claim of respondent No.1 is on an unregistered Agreement for Sale dated 8th December 2009. We do not wish to comment anything upon the said Agreement for Sale inasmuch as the same may prejudice the rights of the parties.

However, entertaining an application filed at the behest of a stranger for condonation of delay in filing an application for restoration of the subject suit is totally unsustainable in law. Admittedly, respondent No.1 has not even been impleaded in the subject suit. As such, the application filed at the behest of the stranger, who is not a party to the proceedings, is totally illegal. If the approach as adopted by the trial court is approved, any Tom, Dick and Harry would be permitted to move an application for condonation of delay in filing an application for restoration of the suit even if he is not a party to the subject suit.

10. Apart from that, an application for condonation of delay in filing an application for restoration of the subject suit at the behest of the legal heirs of the original plaintiff is very much pending since 7th November 2019. It is difficult to understand as to what was the compelling necessity for the trial court to have entertained the application filed at the behest of respondent No.1 after a period of two years from the date of filing of the application by respondents No.2 and 3.

The trial court could have very well decided the application filed by respondents No.2 and 3 on its own merits in accordance with law. We do not appreciate the propriety in keeping the application filed by the legal heirs of the original plaintiff in 2019 pending and deciding the subsequent application filed by respondent No.1 in October 2021 within a period of six months. We do not wish to say anything more on it.

11. Though, it was urged by the appellants before the High Court that respondent No.1 was totally a stranger and the reasons given for condonation of delay did not constitute the "sufficient cause", and though the judgments of this Court were relied upon to contend as to why the application ought not to have been allowed by the trial court, the High Court has totally ignored the same.

12. In light of the view taken by us, though it is not necessary for us to consider in detail as to whether the reasoning given by the trial court and the High Court as to whether respondent No.1 had made out a "sufficient cause" for condonation of delay is correct or not, we are of the prima facie view that the reasoning given by the trial court as well as the High Court for condoning such an inordinate delay will not come under the ambit of "sufficient cause" as has been delineated by this Court in a catena of judgments.

13. We find that the order of the trial court as well as the High Court are not sustainable in law. The appeal is therefore allowed. The judgment dated 14th December 2022, passed by the High Court in Civil Revision Application No. 269 of 2022, and the order dated 4th May 2022, passed by the trial court in Civil Misc. Application No. 1473 of 2021 are quashed and set aside.

14. However, we clarify that the application filed by respondents No.2 and 3 being MCA No. 1082 of 2019 would be considered by the trial court on its own merits in accordance with law.

15. Pending application(s), if any, shall stand disposed of. No costs.

........................J. [B.R. Gavai]

........................J. [Sandeep Mehta]

New Delhi;

May 08, 2024.

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