Bombay High Court High Court

Smt. Gulabbai Vishwanath Saraf vs E) Sunita Sadashiv Pawar on 28 January, 2009

Bombay High Court
Smt. Gulabbai Vishwanath Saraf vs E) Sunita Sadashiv Pawar on 28 January, 2009
Bench: B. P. Dharmadhikari
                                       1
           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         NAGPUR BENCH




                                                                      
                 SECOND APPEAL NO. 67             OF 1994




                                              
     Vishwanath Welchand Saraf
     (since deceased through LRs)




                                             
     1.   Smt. Gulabbai Vishwanath Saraf
          aged 70 years, occupation -
          Household work.




                                  
     2.   Shri Chandrakant Vishwanath
                     
          Saraf, aged about 56 years,
          occupation - Business.
                    
     3.   Shri Bipinkumar Vishwanath
          Saraf, aged 54 years,
          occupation - Business.
      


     4.   Sau. Manjulal Rajnikant Shah,
   



          aged 52 years, occupation -
          Household work.

     5.   Shri Rajendra Vishwanath Saraf





          aged 40 years, occupation -
          Service.

     All resident of Ratanlal Plots, Akola,
     Tq. & District - Akola.                     ... APPELLANTS





                          Versus

     Smt. Dwarkabai Sadashiv Pawar
     (since deceased through LRs)




                                              ::: Downloaded on - 09/06/2013 14:16:56 :::
                                          2
     A) Sadashiv Khanduji Pawar,
        aged about 80 years,




                                                                     
        occupation - Business, r/o
        "Shivdwar" Building,




                                             
        Ratanlal Plots, Civil Lines,
        Akola, Tq. & District - Akola.




                                            
     B) Dattatraya Sadashiv Pawar,
        aged about 55 years,
        occupation - Service, r/o
        "Shivdwar" Building,




                                 
        Ratanlal Plots, Civil Lines,
        Akola, Tq. & District - Akola.
                    
     C) Ashok Sadashiv Pawar,
        aged about 45 years,
                   
        occupation - Service, r/o
        "Shivdwar" Building,
        Ratanlal Plots, Civil Lines,
        Akola, Tq. & District - Akola.
      


     D) Nalini Sadashiv Pawar,
   



        aged about - Adult,
        occupation - Household, r/o
        "Shivdwar" Building,





        Ratanlal Plots, Civil Lines,
        Akola, Tq. & District - Akola.

     E) Sunita Sadashiv Pawar,
        aged about - Adult,





        occupation - Service, r/o
        "Shivdwar" Building,
        Ratanlal Plots, Civil Lines,
        Akola, Tq. & District - Akola.
                                                ... RESPONDENTS




                                             ::: Downloaded on - 09/06/2013 14:16:56 :::
                                       3
     Shri S. G. Joshi, Advocate for the appellants.
     Shri B.N. Mohta, Advocate for the respondents.




                                                                     
                          .....




                                             
                               CORAM : B.P. DHARMADHIKARI, J.

JANUARY 28, 2009.

ORAL JUDGMENT :

The original – defendant in Regular Civil Suit No. 365

of 1985 is challenging the judgment of reversal delivered by the

lower appellate Court. The respondents before this Court are the

heirs of original plaintiff and appellants are the heirs of original

defendants. The suit filed by Smt. Dwarkabai was for permanent

and mandatory injunctions. She claimed that she purchased a

plot vide sale deed dated 15.3.1979 and the said plot was on its

South having lane of 5 feet so as to enable her to approach

common service lane situated on the back side of her plot/ house.

The plot/ house of defendant was after that lane. She contended

that defendant who claimed to have purchased that plot was duty

bound to leave 5 feet portion open to sky for use as lane and by

constructing a toilet on said part of land and by erecting a

fencing, the defendants obstructed her way to the common

::: Downloaded on – 09/06/2013 14:16:56 :::
4
service lane. She, therefore, sought injunction directing the

defendants to remove said construction and to make available

said 5 feet lane. The trial Court found that she could not prove

that there was 5 feet lane on South side of her house, she could

not prove the user of said lane without any interruptions since

1949 and she also could not prove that the construction of latrine

made by him was is any way illegal. The plaintiff then filed

Regular Civil Appeal No. 151 of 1990 and the Additional District

Judge, Akola, vide judgment and decree dated 18.12.1993 found

that the lane was mentioned in two sale deeds through which

vendor of plaintiff Shri Jadhao derived title from the original

owner Shri Potdukhe. It appreciated the oral evidence and found

that the area of plot was not inclusive of the lane and ultimately

it reversed the judgment and decree of trial Court and decreed

the suit. This Court has admitted Second Appeal on 21.2.1994 by

formulating a substantial question of law which reads : “Whether

the first Appellate Court’s decision is vitiated on account of non

consideration of oral evidence on record ?”

::: Downloaded on – 09/06/2013 14:16:56 :::
5

2. In this background, I have heard Shri Joshi, learned

counsel for the appellants and Shri Mohta, learned counsel for

the respondents.

3. Shri Joshi, learned counsel has after narrating the facts

invited attention to both the judgments to point out that in sale

deed of plaintiff executed by Shri Jadhao, no such lane has been

mentioned. He further states that the evidence which has come

on record clearly shows that there is no material to show

existence of any such lane or its use by the plaintiff. He has read

out the relevant portion of the evidence in support of his

contentions and he attempts to point out that appreciation of this

evidence by the trial Court is proper and that by lower appellate

Court is perverse. According to him, when it is an admitted

position that plot purchased by the defendants begins

immediately after Southern boundary of plaintiff’s plot, there is

no question of any lane between two plots or then in the land of

defendants plot. He has also invited attention to relevant sale

deeds i.e. Exhs. 84, 85, 95 and 83 in this connection. He points

::: Downloaded on – 09/06/2013 14:16:56 :::
6
out that suit has been filed on 15.6.1985 and there are no

pleadings to establish any right to such lane in it. He, therefore,

contends that in view of question of law formulated at the time of

admission, the appeal needs to be allowed and the reversing

judgment of lower appellate Court needs to be quashed and set

aside and that of trial Court needs to be restored.

4.

Shri Mohta, learned counsel for the respondent, on the

other hand, states that the evidence on record has been correctly

appreciated and the findings reached by lower appellate Court

cannot be labelled as erroneous or perverse. He points out that in

sale deeds Exhs. 84 and 85 executed by original owner Potdukhe

in favour of Jadhao (also known as Deshmukh), the said lane on

Southern side is also clearly mentioned. He further states that

existence of lane on Southern side is also appearing in sale deed

dated 15.3.1979 obtained by the plaintiff from Jadhao. He

argues that sale deed Exh. 95 obtained by defendant on 9.2.1953

from Potdukhe is subsequent in point of time and hence is subject

to stipulations in Exhs. 84 and 85. According to him, the

::: Downloaded on – 09/06/2013 14:16:56 :::
7
situation has been rightly evaluated by the lower appellate Court.

He points out that there is no way for the plaintiff to reach the

common service lane which runs behind her plot as also plot of

present appellant.

5. The first sale deed Exh. 84 is dated 8.6.1949 and by it

Potdukhe sold a plot admeasuring 35′ x 40′ to Jadhao. While

describing the boundaries, it has been mentioned that on

Southern side of said plot, there is 5′ lane. In second sale deed

Exh. 85, which is dated 24.1.1951 between same parties, plot

sold is 65′ x 35′ and a lane of 5′ is mentioned on its Southern side.

There is some dispute between the parties about the words which

occur after mention of this Southern boundary. Those words are

“as owner for generations you can enjoy the property”. According

to Shri Mohta, learned counsel, these words qualify lane on

Southern side while according to defendants, the words qualify

“the plot sold” and not the lane. Looking to the nature of dispute,

it is apparent that the plaintiff is not claiming any ownership on

said lane of 5′. Therefore, there is no question of lane being

::: Downloaded on – 09/06/2013 14:16:56 :::
8
transferred to him as owner for generations. The words,

therefore, do not relate to 5′ lane on Southern side.

6. The next document in chronology is Exh. 95 i.e. sale

deed dated 9.2.1953 by which Potdukhe has sold the plot to

defendants. There is no dispute in relation to said sale deed. Plot

sold is 70′ x 50′ and while describing its boundaries, it is

mentioned that it has got government road on its East, open land

and bunglow of a Nakheram on its West, one road on its South

side and rooms of Deshmukh on its North side. It is to be noted

that this Deshmukh is the predecessor in title of plaintiff. Thus,

this sale deed does not show existence of any lane on Northern

side and the plot purchased by the defendants stretches right up

to the rooms of Deshmukh (also known as Jadhao). It is not in

dispute that rooms constructed by Deshmukh/ Jadhao are on

extreme Southern boundary of the plot purchased. Thus,

according to the plaintiff after those rooms, there is a lane of 5′

while Exh. 95 mentions that plot purchased by defendants

stretches up to those rooms. The sale deed in favour of plaintiff is

::: Downloaded on – 09/06/2013 14:16:56 :::
9
at Exh. 83 and it is executed by Jadhao in her favour on

15.3.1979. It is the last document in chronology. In this sale

deed, the Southern boundary has been described as 5′ lane and

thereafter house of defendant. It is, therefore, clear that as per

this sale deed in favour of plaintiff, after the rooms constructed at

the edge of Southern boundary, there is lane of 5′ width and

thereafter plot of defendants.

7. When the evidence on record is viewed in this

background, the perusal of plaint shows that the prayer was to

restrain the defendants permanently from making any

construction in 5′ lane situated on Southern side of plaintiff’s plot.

This prayer was later on amended and an injunction for

demolition of the construction effected was sought. The cause of

action for filing of suit was mentioned as arising on 18.6.1985

and thereafter on 17.12.1985 on 31.12.1985. In para 3B, which

is amended subsequently, it is stated that during the pendency of

suit, the defendant has constructed a latrine on 5′ lane and lane

was necessary as it was plaintiff’s approach road to service lane

::: Downloaded on – 09/06/2013 14:16:56 :::
10
and therefore, it was for common use. The opening part of the

plaint shows that the plaintiff contended that she always used

said lane after the property was purchased by her and there was

no other way except 5′ lane which was left open on the Southern

side of her house. All these allegations are denied by the present

appellants by filing their written statement. If the stipulation in

sale deed at Exh. 83 in favour of plaintiff is presumed to be true,

it follows that the lane did not belong to defendants and

therefore the defendants could not have constructed anything in

that lane as their plot itself began after the said lane. The plaint

does not disclose any such case and it does not even mention that

defendants have constructed on part of land not belonging to

them or not forming their plot.

8. During arguments, the respondent has urged that the

respondent is not claiming any title over said 5′ portion and

respondent cannot challenge the act of its transfer by Potdukhe to

defendants. It is contended that though the defendants have

purchased it, defendants have to keep it open. Such a right on

::: Downloaded on – 09/06/2013 14:16:56 :::
11
the property of Potdukhe or then on property of present

appellants can be claimed by plaintiff only after raising necessary

pleas either of grant or of easement in the plaint. There are

absolutely no pleadings on these lines in the entire plaint. The

contention that the defendants, therefore, are duty bound to keep

said portion of his plot open, cannot be accepted. Even perusal of

sale deed at Exh. 84 reveals that what is mentioned as Southern

boundary is 5′ lane. It is obvious that on Southern side, there was

no lane but it was the property or plot belonging to Potdukhe

only. Same also holds good in relation to sale deed at Exh. 95.

The mention of lane of 5′ on Southern side of plaintiff’s plot in

both these sale deeds is, therefore, factually incorrect. The sale

deeds nowhere show that the vendor Potdukhe has stated that he

would provide 5′ lane on Southern side. It has not been brought

on record by the plaintiff that her plots were in any sanctioned

lay out and there was a public lane of 5′ width on Southern side.

It was the case of the appellants/ defendants that they were

constructing toilet as per sanctioned plan on their own plot. It,

therefore, appears that the defendants had a sanctioned plan in

::: Downloaded on – 09/06/2013 14:16:56 :::
12
their favour. In view of this position, the finding of trial Court

that there existed no lane on Southern side, appears to be just

and proper. It is to be noted that it was open to Potdukhe to

encumber his plot by providing a lane of 5′ width open in favour

of plaintiff for going to common service lane. No sale deed

stipulates accordingly and there is no pleadings on these lines by

the plaintiff. The plaint is solely based upon the case that in sale

deed on Southern side, the lane has been mentioned. As already

held above, Southern lane stipulated in the sale deed is incorrect.

It is also to be noticed that the plaintiff has purchased the

property on 15.3.1979 while sale deed in favour of defendants is

dated 9.2.1953. In this sale deed, plot of defendants is

mentioned right up to Southern boundary of plot of plaintiff. In

other words, it does not mention any 5′ lane between two plots.

It is, therefore, obvious that mention in Exh. 83 on Southern side,

there is a lane of 5′ width and then plot of defendants, is again

incorrect. In any case, if there was any promise by Potdukhe to

provide 5′ lane to defendants on Southern side, no such promise

has been pleaded and if any action was possible for violation of

::: Downloaded on – 09/06/2013 14:16:56 :::
13
such presumed promise, Potdukhe has not been joined as party

defendant. It is, therefore, apparent that the trial Court has

correctly appreciated the controversy and has found that there

was no lane of 5′ width on Southern side. The issues answered

by the trial Court, therefore, show proper appreciation of material

on record.

9.

The lower appellate Court has not considered either the

pleadings or the effect of documents before it in correct

perspective. The material on record clearly demonstrated that

the plot of plaintiff was on its Southern edge and this admission

is given in para 11 by husband of plaintiff. The plaintiff

Dwarkabai has not entered the witness box and she has examined

her husband as witness. Though, it has been repeated that there

is no approach way for going to the service lane, it has also been

admitted that on West side of plot of plaintiff, by creating a door,

the service lane could have been approached. The husband has

admitted in cross examination that service lane was about 300′ in

length and it could have been approached by public road on

::: Downloaded on – 09/06/2013 14:16:56 :::
14
Northern and Southern side. He admitted in cross examination

that Exh. 83 did not mention that the plaintiff was permitted to

use Southern lane and there was no document with plaintiff to

show that she was given any right over Southern lane. He also

accepted that said 5′ lane portion was not purchased by the

plaintiff and in government records, there is no mention about

alleged Southern side 5′ lane. He also accepted that in Exh. 95

there was recital that on Northern side of defendants plot, there

was property of plaintiff’s then held by Shri Deshmukh. The

plaintiff examined her vendor Rajabhau Deshmukh @ Jadhao and

he only pointed out the mention of lane of 5′ width in Exhs. 83,

84 & 85. He has stated that on rare occasions he used this 5′ lane

but on most of the occasions, he used to approach service lane

from his plot. He further stated that there was no approach to

service lane except 5′ lane. He further accepted that there was no

mention in sale deed of giving any right to use lane of 5′. He

accepted that in sale deed of executed by him in favour of the

plaintiff, there is no mention that said lane can be used in

ownership rights. In English translation of deposition as

::: Downloaded on – 09/06/2013 14:16:56 :::
15
recorded, the words “is not mentioned” appeared to be missing

but in Marathi those words are specifically written and from next

answer given by this witness that he could not assign any reason

for said omission, the error in recording of evidence in English is

apparent. He has further admitted that said recital was omitted

as no right to use lane was given to him by his vendor. He has

further stated that he was residing there for 30 years and he was

approaching western service lane from his house and there was

no occasion for him to use Southern lane. He used to drive the

cattles if he found them in Southern lane. He also admitted that

after his plot, there was no lane on Southern side. This entire

evidence is lost sight of by the lower appellate Court and the

lower appellate Court has been swayed away by the mention of 5′

lane in sale deeds at Exhs. 83, 84 and 85. Its finding that area in

possession of defendant is 3550 sq. feet instead of 3500 sq. feet

and hence defendant has taken lane inside his plot overlooking

the fact that area of lane has to be minimum 500 sq. feet. What

is the significance of that stipulation in sale deeds, whether such

stipulation had the effect of creating a 5′ lane which never existed

::: Downloaded on – 09/06/2013 14:16:56 :::
16
and whether a suit of such nature could have been filed on the

basis of such stipulations are the questions which are not

addressed to by the lower appellate Court. These questions arise

from pleadings of parties and also from the evidence which has

come on record.

10. Shri Mohta, learned counsel has argued that if this

Court finds that some evidence relevant to the controversy has

not been considered, the matter should be made over to lower

appellate Court again so that the plaintiff – respondent does not

loose the right of appeal under Section 100 of Civil Procedure

Code. The arguments were opposed by Shri Joshi, learned

counsel for the appellants. It is settled law that the Court has to

be loath to remand the matter. In present circumstances, I find

that there is no scope for remand because suit as filed is itself

misconceived.

11. In view of these findings, I find that substantial

question of law as formulated needs to be answered in favour of

::: Downloaded on – 09/06/2013 14:16:56 :::
17
present appellant. Second Appeal, therefore, needs to be

allowed. Accordingly, judgment and decree dated 18.12.1993

delivered in Regular Civil Appeal No. 151 of 1990 is quashed and

set aside. The judgment and decree dated 26.3.1990 delivered by

the 6th Joint Civil Judge, Junior Division, Akola, in Regular Civil

Suit No. 365 of 1985 is hereby restored. However, in the

circumstances of the case, there shall be no order as to costs.

JUDGE

*******

*GS.

::: Downloaded on – 09/06/2013 14:16:56 :::