Bombay High Court High Court

Vijay vs 5 Sau.Sharda Balasaheb Lonkar on 22 September, 2011

Bombay High Court
Vijay vs 5 Sau.Sharda Balasaheb Lonkar on 22 September, 2011
Bench: S. S. Shinde
                                     {1}


            IN THE HIGH COURT OF JUDICATURE OF BOMBAY




                                                                   
                       BENCH AT AURANGABAD
                   WRIT PETITION NO.8072 OF 2010    




                                           
     Vijay s/o Mohan Jagtap,
     age; 33 years, Occ: Agri.,
     R/o Jakhangaon, Taluka




                                          
     and District Ahmednagar.                       Petitioner 

           Versus




                                   
     1 Sau.Sindhubai Mohanrao Jagtap,
        age: 59 years, Occ: Household
                     
        & Agri., R/o Jakhangaon,
        Taluka & District Ahmednagar.
                    
     2 Suhas s/o Mohan Jagtap,
        age: 29 years, Occ: Agri.,
        R/o Jakhangaon, Taluka and
        District Ahmednagar.
      


     3 Sau.Krushnabai Vasantrao Jagtap,
   



        age: 61 years, Occ: Household
        and Agri., R/o Jakhangaon,
        Taluka & District Aurangabad.





     4 Sau.Anusayabai Ashok Lonkar,
        age: 54 years, Occ: Household,
        R/o Draksha Baug,
        Nasik Road, Nasik.





     5 Sau.Sharda Balasaheb Lonkar,
        age:    years, Occ: Household,
        R/o Draksha Baug,
        Nasik Road, Nasik.                          Respondents




                                           ::: Downloaded on - 09/06/2013 17:45:56 :::
                                             {2}


     Mr.Sandeep S. Deshmukh, advocate for the petitioner. 




                                                                                
     Mrs.Charuta S. Deshmukh, advocate  for respondents no.1 & 2.
     Respondents No.3 to 5 are served.




                                                        
      

                                       CORAM : S.S.SHINDE, J.
                                          DATE    : 22nd  September, 2011




                                                       
     ORAL JUDGMENT:

     1             Heard learned Counsel for the petitioner.




                                          
                   Rule.     Rule   made   returnable   forthwith   and   heard 
                         

finally by consent of learned Counsel for respective parties.

Learned Counsel Mrs.Deshmukh waives service of Rule on behalf

of Respondents No.1 & 2. Rest of the Respondents, though served,

are absent.

2 This writ petition is filed challenging the order dated

20.08.2009, passed by 4th Joint Civil Judge, Senior Division,

Ahmednagar, below application Exhibit-28 in Regular Civil Suit No.

368/2007, and order dated .17.07.2010, passed by 5th Joint Civil

Judge, Senior Division, Ahmednagar, below application Exhibit-44

in Regular Civil Suit No.368/2007.

3 The background facts of the case are as under:

Petitioner herein is original defendant no.1 in Regular

Civil Suit No.368/2007 filed by Respondent No.1 herein. Petitioner

is son of Respondent No.1, Respondent No.2 is real brother of

::: Downloaded on – 09/06/2013 17:45:56 :::
{3}

petitioner. Respondents No.3 to 5 are real sisters of Respondent

No.1. There is no dispute about relationship between the parties.

4 It is the case of the petitioner that present Respondent

No.3 – Krushnabai Vasantrao Jagtap filed Regular Civil Suit No.

324/1998 in the Court of Civil Judge, Junior Division,

Ahmednagar. The suit was filed for partition and separate

possession in respect of agricultural lands bearing G.Nos.304, 391,

86, 392, 396 and 401, situate at village Jakhangaon, Taluka and

District Ahmednagar. It is the case of the petitioner that

Sindhubai – Respondent No.1 herein was original defendant no.1 in

the said suit, which was filed in the year 1998. Petitioner herein

and Respondent No.2 herein were not party to the said suit.

5 It is the contention of the petitioner that agricultural

lands, which were subject matter of the suit, which was filed in the

year 1998, were possessed and owned by Baburao Shinde i.e.

father of present Respondent Nos.1 and 3 to 5. Baburao Shinde

expired on 26.01.1996. Said suit came to be decreed on 22.01.1999

on the basis of compromise deed.

On 17.09.2007, Respondent No.1 herein filed Regular

Civil Suit No.368/2007 in the Court of Civil Judge, Senior

Division, Ahmednagar. According to the petitioner, in the said suit,

it is contended that the partition effected on 22.01.1999 on the

::: Downloaded on – 09/06/2013 17:45:56 :::
{4}

basis of compromise deed is not binding on the plaintiff –

Respondent No.1 herein as the same has been effected by

committing fraud by Respondents No.3 to 5 herein. It is averred in

the said suit that, compromise has been effected between the

parties, however, the plaintiff – Respondent No.1 herein has not

been given share in the suit property. It is prayed in the said suit

that the compromise deed dated 22.01.1999 may be cancelled and

Respondent No.1 may be granted 1/4th share in the suit properties.

6

It is further case of the petitioner that on 10.10.2008,

petitioner filed written statement and contended that the suit is

not maintainable under Order 23 Rule 3 of the Code of Civil

Procedure. The suit is barred by non joinder of necessary parties.

The petitioner is in possession of the suit land and is cultivating

the same. As per the compromise deed, mutation entry no.1495

has already been effected on 11.01.2000 and the same has not

been challenged by Respondent No.1 i.e. original plaintiff.

Respondent No.3 has also filed written statement on

15.03.2008 and opposed the suit.

7 It is the case of the petitioner that on 23.01.2009,

original plaintiff – Respondent No.1 filed application below

Exhibit-28, thereby seeking amendment in the plaint. In the said

application, prayer was made to add / include the properties

situate at Rasta Peth, Pune. It is the case of the petitioner that the

::: Downloaded on – 09/06/2013 17:45:56 :::
{5}

said properties i.e. CTS No.483/1, admeasuring 50.2 square

meters, CTS No.364/1, admeasuring 23.4 square meters, CTS No.

364/2A, admeasuring 8.2 square meters and CTS No.364/2B,

were owned by joint family and owned by Purushottam Kisanrao

Jagtap i.e. father-in-law of Respondent No.1 – original plaintiff.

It is the case of the petitioner that the suit, which was

filed by Respondent No.1, was seeking partition in her father’s

property. However, in the said suit, she has filed application for

amendment below Exhibit-28 praying therein for inclusion of joint

family properties owned by her father-in-law. Respondent No.3

herein filed her say at Exhibit-30 and opposed the application for

amendment.

8 On 20.08.2009, the 4th Joint Civil Judge, Senior

Division, Ahmednagar, allowed the application filed by original

plaintiff – Respondent No.1 herein for amendment below

Exhibit-28. It is the submission of the learned Counsel for the

petitioner that the trial Court erred in not appreciating the

inconsistent pleas taken by Respondent No.1 – original plaintiff,

which is impermissible in the eyes of law. It is further contention

of the petitioner that the trial Court erred in not appreciating that

in the life time of her husband, Respondent No.1 – original plaintiff

cannot seek partition of the properties owned by her father-in-law.

It is further contention of the petitioner that the suit raises a

::: Downloaded on – 09/06/2013 17:45:56 :::
{6}

challenge to the compromise deed dated 22.01.1999 and a relief

ancillary to it. However, it no where includes and/or is related to

the joint family properties of father-in-law of plaintiff / Respondent

No.1 herein, more so, which are situated at Pune.

It is the contention of the petitioner that the trial Court

wrongly allowed the application filed by Respondent No.1 subject to

the condition to correct the valuation of the suit and to pay the

requisite court fee. It is the case of the petitioner that while

passing the order, the trial Court imposed a condition for the

purpose of allowing the application for amendment and directed

original plaintiff – Respondent No.1 herein to pay the requisite

court fee. It is further case of the petitioner that without

complying the condition in respect of payment of court fee,

Respondent No.1 – original plaintiff, on 01.09.2009, carried out

amendment to the plaint of Regular Civil Suit No.368/2007.

9 It is the contention of the petitioner that original

plaintiff – Respondent No.1 filed an application below Exhibit-36

on 06.01.2010 thereby seeking exemption from payment of court

fee. It is the case of the petitioner that Respondent No.3 herein did

file her say at Exhibit-38 to application below Exhibit-36 and

specifically contended that Respondent No.1 is deliberately

avoiding to pay the court fee and as such, application below

Exhibit-36 requires to be rejected. It is further stated that

::: Downloaded on – 09/06/2013 17:45:56 :::
{7}

Purushottam Kisanrao Jagtap, father in law of original

plaintiff/Respondent No.1 herein expired on 20.11.1984 and by way

of will deed, all his properties have been transferred in the names

of his grandsons i.e. petitioner and Respondent No.2. It is further

stated that one Santosh Vasanrao Jagtap has not been added as

party to the suit and as such, Respondent No.1 – original plaintiff

cannot be the beneficiary of the properties sought to be added by

way of amendment. It is the case of the petitioner that provisions

of Section 46 of Bombay Court Fees Act cannot be made

applicable and the plaintiff cannot be granted exemption from

payment of court fee. It is not in dispute that application below

Exhibit-36 is yet pending before the trial Court.

10 The petitioner herein, on 09.07.2010, filed an

application below Exhibit-44 in the pending suit under the

provisions of Order 39 Rule 11 of the Civil Procedure Code. It was

stated in the said application that application filed by the plaintiff

– Respondent No.1 herein came to be allowed subject to correcting

valuation of the suit and on payment of requisite court fee,

however, Respondent No.1 – original plaintiff neither given correct

valuation nor has deposited the requisite court fee. It was further

stated in the said application that plaintiff – Respondent No.1 has

not challenged the order passed on the application below

Exhibit-28 and as such, the same is binding on Respondent No.1

and, therefore, the suit is liable to be dismissed as per Order 39

::: Downloaded on – 09/06/2013 17:45:56 :::
{8}

Rule 11 of the Code of Civil Procedure. The original plaintiff –

Respondent No.1 herein filed say opposing the application filed by

the petitioner.

11 Learned 5th Joint Civil Judge, Senior Division,

Ahmednagar, rejected petitioner’s application below Exhibit-44. It

is the contention of the Counsel appearing for the petitioner that

the trial Court was not correct in holding that the suit is in respect

of matrimonial matter and as such, plaintiff – Respondent No.1

herein is exempted from payment of court fee. It is submitted that

the dispute, which does not relate to matrimonial cause, is outside

the purview of the special Notification, which allows exemption

from payment of court fee to woman litigants. Learned Counsel for

the petitioner has invited my attention to the Notifications issued

by the Government of Maharashtra on 01.10.1994 and 23.03.2000

and submitted that only in cases where dispute arises out of and

concerning to matrimonial causes, the woman litigants are

exempted from payment of court fee. However, in the present case,

suit is filed for partition and possession. It is further submitted

that original suit was filed challenging the compromise deed

effected on 22.01.1999 and by way of application for amendment of

the plaint, a prayer for partition of the properties belonging to

father-in-law of Respondent No.1 is added. Therefore, according to

the learned Counsel for the petitioner that the suit with added

prayer in respect of partition of the properties of father-in-law, in

::: Downloaded on – 09/06/2013 17:45:56 :::
{9}

the absence of adding surviving husband as party, cannot be

termed as matrimonial cause and, therefore, according to the

learned Counsel for the petitioner, order passed by the trial Court,

exempting Respondent No.1 from payment of court fee, cannot be

sustained in view of the Notifications issued by the Government of

Maharashtra and law laid down by this Court in the case of

Prabhakar Dayaram Narkhede Vs. Vijaya alias Shakuntala

Ghanshyam Chaudhari, reported in 2007 (3) Bom.C.R. 722.

Learned Counsel submits that, in that case also, prayer in the suit

was for declaration, partition along with possession in respect of

ancestral properties. However, this Court has taken a view that

such dispute, which was raised in that case, falls outside the realm

of expression “matrimonial dispute”. Therefore, according to the

learned Counsel for the petitioner, said authoritative

pronouncement of this Court is squarely applicable in the facts of

this case.

12 It is further submitted that application filed by

Respondent No.1 herein – original plaintiff below Exhibit-28 for

amendment of the plaint should not have been allowed by the trial

Court since, firstly, the properties are situate at Rasta Peth, Pune,

secondly, husband is not made party to the suit by the plaintiff

and thirdly, original suit is for declaration and cancellation of

compromise deed dated 22.01.1999 in respect of properties of

father of Respondent No.1 and Respondents No.3 to 5. Therefore,

::: Downloaded on – 09/06/2013 17:45:56 :::
{10}

according to the Counsel for the petitioner, if at all plaintiff –

Respondent No.1 herein wanted to file suit for partition in respect

of properties belonging to her father-in-law, in that case, such suit

should have been filed in the competent Court at Pune. He further

submits that Respondent No.2 herein filed Regular Civil Suit No.

739/2008 before the Court of Civil Judge, Senior Division at Pune.

However, learned Counsel appearing for Respondents No.1 & 2

submits that said suit has been withdrawn on 18.02.2009.

13

Relying upon the grounds taken in the petition,

annexures thereto, Notifications mentioned hereinabove issued by

the Government of Maharashtra and the judgment of this Court in

the case of Prabhakar (supra), learned Counsel for the petitioner

would submit that the order dated 20.08.2009, passed below

Exhibit-28 and order dated 17.07.2010, passed below Exhibit-44

deserve to be quashed and set aside.

14 On the other hand, learned Counsel for Respondents

No.1 & 2, has invited my attention to the provisions of Section 17 of

the Civil Procedure Code and submits that though the properties

are situate at Pune, Respondent No.1 – original plaintiff can very

well file suit in respect of the said properties at Ahmednagar and

as such suit is filed and application for amendment has been

rightly entertained by the concerned Court. It is submitted that

the application for amendment of the plaint i.e. for adding

::: Downloaded on – 09/06/2013 17:45:56 :::
{11}

properties belonging to the father-in-law is perfectly maintainable.

Therefore, according to the learned Counsel for Respondents No.1

and 2, since the application filed by Respondent No.1 – original

plaintiff for amendment of the plaint was in respect of properties

owned by her father-in-law, that amounts to matrimonial dispute

and, therefore, the order passed by the trial Court exempting the

plaintiff – Respondent No.1 herein from payment of court fee is

perfectly sustainable in law. Learned Counsel has invited my

attention to the reported judgment of this Court in the case of

Manoramabai Keshav Joshi Vs. Arun Keshav Joshi & another,

reported in 2008 (1) Bom. C.R. 667 and submitted that in that

case also, this Court has considered both the Notifications and

held that if the property in respect of which dispute was raised,

belongs to husband and if husband is no more and, therefore, in

respect of such properties if the dispute is filed by wife, in that

case, it amounts to matrimonial dispute and, therefore, petitioner

therein was exempted from payment of court fees.

15 I have given due consideration to the rival

submissions. I have carefully gone through the orders impugned

in this petition. The order below Exhibit-28 is passed by the trial

Court on the application filed by Respondent No.1 for amendment

of the plaint. In my considered view, such application, thereby

praying for adding properties of father-in-law, in the suit which was

originally filed challenging the compromise deed in Regular Civil

::: Downloaded on – 09/06/2013 17:45:56 :::
{12}

Suit No.324/1998 should not have been allowed by the trial Court.

By way of application for amendment, Respondent No.1 herein has

prayed a totally different relief in respect of the properties of her

father-in-law. The relief, which was claimed by way of amendment,

was for partition and possession of the properties belonging to the

father-in-law. Admittedly, husband of plaintiff is not added as

party defendant in the said suit. The trial Court has not recorded

any finding in respect of the objection raised by petitioner herein

that husband of Respondent No.1 is alive and when husband of

plaintiff is alive, how such suit is maintainable, which is filed by

the wife for partition of the properties, which are owned by her

father-in-law. Second thing is that, admittedly, on the date when

such application for amendment was filed by the plaintiff i.e. for

adding the properties of her father-in-law, Regular Civil Suit No.

739/2008 was pending before the competent Court at Pune. It is

not in dispute that the properties, which Respondent No.1 wanted

to add by way of amendment in the plaint, are situate at Pune.

Therefore, in my considered view, the 4th Joint Civil Judge, Senior

Division, Pune, has wrongly allowed such application. It was open

for the plaintiff – Respondent No.1 herein to file a separate suit for

partition and possession of the properties owned by her father-in-

law before the competent Court. The learned Judge has not

addressed the issue raised by the petitioner herein that husband of

Respondent No.1 is alive and without making him party, suit is

filed by the wife. In fact, the learned Judge should have addressed

::: Downloaded on – 09/06/2013 17:45:56 :::
{13}

this issue first and then should have proceeded to pass final

orders. Therefore, in my considered view, the 4th Joint Civil Judge,

Senior Division, Ahmednagar, should not have allowed the

application filed by Respondent No.1 for amendment of the plaint

i.e. for adding the properties owned by her father-in-law and to

pray for partition of such properties.

16 Coming to the order dated 17.07.2010, passed by the

5th Joint Civil Judge, Senior Division, Aurangabad, below

application Exhibit-44 in Regular Civil Suit No.368/2007, on

careful perusal of the said order, it reveals that not a single reason

has been assigned by the Court below as to why application filed

by the petitioner has been rejected and as to why Respondent No.1

should be exempted from payment of court fee. Respondent No.1

has not referred to any particular provision, notification or relied

upon any judgment under which she is entitled for exemption from

payment of court fee. If the learned Judge was convinced to pass

order granting exemption to Respondent No.1 from payment of

court fees, certainly reasons should have been assigned in the said

order. However, from careful reading of the said order, it reveals

that the said order is totally silent and no reasons are assigned

while exempting Respondent No.1 from payment of court fee.

17 Though, learned Counsel appearing for Respondents

No.1 and 2, strenuously contended that the judgment of this Court

::: Downloaded on – 09/06/2013 17:45:56 :::
{14}

in the case of Manoramabai (supra) takes a view that if the widow

has filed proceedings in respect of properties owned by husband

and if husband is dead, and the wife has claimed possession of the

said property, in that case, wife is exempted from payment of court

fees. On careful reading of the facts of that case, it is clearly

emerged that husband of the petitioner therein was no more and

dispute was regarding house owned by the husband, and wife did

file proceedings in respect of said house. In the instant case,

Respondent No.1 herein has filed application for amendment of the

plaint seeking therein adding of the properties of her father-in-law

and claiming relief of partition and possession in the suit, which

was originally filed for altogether different reliefs. Secondly,

admittedly, husband is not party to the suit or application which

was filed for amendment. Thirdly, the properties are situate at

Pune. Therefore, in my considered opinion, if the order dated

20.08.2009, passed below application Exhibit-28 is quashed and

set aside, the order dated 17.07.2010, below application Exhibit-44

has to go since the application for amendment should not have

been allowed by the trial Court. The facts of the case cited by the

Counsel for the petitioner in the case of Prabhakar (supra) are

similar to the facts in the present case. This Court, in the cited

judgment, has taken a view that if the suit is filed for declaration

and partition along with separate possession in respect of

ancestral properties, in that case, the dispute is outside the realm

of expression “matrimonial dispute”.

::: Downloaded on – 09/06/2013 17:45:56 :::

{15}

18 For the reasons stated hereinabove, both the orders i.e.

the order dated 17.07.2010, passed by 5th Joint Civil Judge, Senior

Division, Ahmednagar, below application Exhibit-44 in Regular

Civil Suit No.368/2007; and order dated 20.08.2009, passed by 4th

Joint Civil Judge, Senior Division, Ahmednagar, below application

Exhibit-28 in Regular Civil Suit No.368/2007, are quashed and set

aside.

19

Rule is made absolute to the above extent and petition

stands disposed of. In the facts and circumstances of this case,

there shall be no order as to costs.

S.S.SHINDE

JUDGE

adb/wp807210

::: Downloaded on – 09/06/2013 17:45:56 :::