Bombay High Court High Court

Kantilal Rangrao Sawant vs Chhagan Appa Sapkal on 30 March, 2010

Bombay High Court
Kantilal Rangrao Sawant vs Chhagan Appa Sapkal on 30 March, 2010
Bench: R.S. Mohite
                               1


         IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                              
               CIVIL APPELLATE JURISDICTION




                                      
                 SECOND APPEAL NO.53 OF 1992


    1   Rangrao Dhondiba Sawant,




                                     
    2   Yuvraj Rangarao Sawant,
        Since deceased through his L.R.
        Smt. Suman Yuvraj Sawant.




                            
    3   Dattatraya Rangarao Sawant,

    4
                  
        Kantilal Rangrao Sawant.
                 
                                       ..Appellants.

                               Vs.

    1   Chhagan Appa Sapkal,
      


    2   Baban Appa Sapkal,
   



    3   Sonab ai Appa Sapkal,





    4   Krishnabai Dadsaheb Sawant.

                                           ..Respondents.





    Mr. D.S.Sawant for the Appellants.


                         CORAM : R.S. MOHITE, J.
                         DATE : Reserved on 9.2.2010
                                 Declared on 30.3.2010

    JUDGMENT :

::: Downloaded on – 09/06/2013 15:46:28 :::
2

1 This appeal has been filed by the

appellants impugning a judgment and decree passed

th
by 7 Additional District Judge, Pune on 21.7.1990

in Civil Appeal No.847 of 1985. The Appellant No.2

is daughter in law of Appellant No.1(Original

plaintiff) where as the Appellants Nos. 3 and 4 are

his sons. Original Appellant No.2 Yuvraj( deceased)

was defendant No.5 in the suit whereas appellant

Nos. 3 and 4 were the original defendants 6 and 7

in the suit. Defendant Nos. 5 to 7 were supporting

the plaintiffs.

2 Brief facts of the case are as under.

a) That in the year 1942 the plaintiff

Rangarao D.Sawant wanted to purchase a land bearing

Survey No.42/1/2/3 from Village Udhat from one

Govind Deshpande. He was however, short of funds.

One Appa Sapkal who was resident of nearby village

was plaintiff s friend. According to the plaintiff

::: Downloaded on – 09/06/2013 15:46:28 :::
3

he and Appa Sapkal entered into an agreement

whereby Appa Sapkal would contribute 50% of the

purchase price. It was agreed that Appa Sapkal

would recover his contribution with interest from

the sale price of the produce from land which was

to be sold to three specified agencies. Initially

by a registered sale deed dated 22.5.1942, the

plaintiff and ig Appa Sapkal jointly purchased 8-

Acres of land from the aforesaid Govind Dehspande.

The owner Govind Deshpande thereafter sold 3-Acres

and 19-Gunthas of land to one Pore who in turn by a

further registered sale deed dated 23.1.1947 sold

the said land jointly to the plaintiff and Appa

Sapkal. It is an admitted position that, in so far

as registered sale deeds dated 22.5.1942 and

23.1.1947, the plaintiff and Appa Sapkal were joint

purchasers.

b) It is the plaintiff s case that some time

in March, 1960 Appa Sapkal made a statement before

the Tahsildar that he had recovered his share of

::: Downloaded on – 09/06/2013 15:46:28 :::
4

the purchase price and therefore, land should be

transferred in the name of the plaintiff. This

statement according to the paintiff was made in

order to effect a revenue entry in the plaintiff s

favour. However, later on, Appa Sapkal changed his

mind and lodged a protest with the revenue

authorities.

    c)          In 1964,
                        ig        Appa Sapkal filed a suit being
                      

Special Civil Suit No.153/1964 for a declaration

that he had half share in the suit property. In

the said suit, present plaintiff filed a written

statement contending that Appa Sapkal had agreed to

transfer his half share to the plaintiff as he has

recovered his contriubution of the sale price. The

record indicates that the said suit was initially

dismissed on 29.4.1967. Appa Sapkal then carried

the matter to the High Court by filing First Appeal

No.195/1968 and the said first appeal came to be

allowed by this court on 14.12.1976. The finding

of the High Court was that there could be no

::: Downloaded on – 09/06/2013 15:46:28 :::
5

transfer of the share by Appa Sapkal in favour of

the plaintiff unless there was a registered

document and therefore, Appa Sapkal continued to be

a half share holder in respect of the suit

proiperty. It appears that matter was carried upto

the Apex Court and the SLP was disposed off by ther

Supreme Court on 18.9.1978 with some modification.

The

finding
Supreme

of

Court

the
however,

High
did

Court
not

that
up

Appa
set

Sapkal
the

continued to be the owner of the half portion of

the suit property.

3 After this litigation was over, plaintiff

filed a suit on 27.4.1979 against the heirs of

Appa Sapkal, who had expired pending earlier

litigation, for a direction to execute a sale deed

in respect of the half share of the suit land as

aforesaid. This suit was decreed by the trial court

on 20.4.1985 but by the impugned judgment and

order, the first Appellate court allowed the appeal

and in such circumstances, this second appeal came

::: Downloaded on – 09/06/2013 15:46:28 :::
6

to be filed.

4 Substantial questions of law on the basis

of which this appeal was admitted are as under.

a) Whether the plaintiff s suit is

hit by principles of res judicata when the

issues ig in earlier Suit

filed by the father of defendants herein
No.153 of 1964

are not directly in issue in this suit

though the present suit is between the

same parties?

b) Whether plaintiff is estopped from

claiming any relief in this suit in

respect of suit land in view of decision

in Suit No.153 of 1964 when the relief

granted to defendants father in earlier

suit were different from the reliefs

claimed by plaintiff in this suit?

::: Downloaded on – 09/06/2013 15:46:28 :::
7

5 As regards the first substantial question

of law, in my view no error can be found with the

finding of the Appellate Court that the present

suit was hit by the principles of res judicata. It

is clear from the record that in 1964 a suit

bearing No.153 of 1964 was filed by Appa Sapkal for

declaration that he had a half share in the suit

property. In the said suit, it was open for the

present plaintiff to file a counter claim for the

relief which he has sought in the present suit.

This he did not do. This litigation was decided

upto the High Court and Appa Sakpal held to have

continued to hold half share in the suit property.

The present suit was filed by the plaintiff against

the heirs of Appa Sapkal for a relief which could

have been claimed by him by way of counter claim in

the earlier suit. The relevant part of section 11

of the Code of Civil Procedure 1908 and the

relevant explanation which is Explanation IV is as

under .

::: Downloaded on – 09/06/2013 15:46:28 :::
8

11. Resjudicata- No court shall try
any suit or issue in which the matter

directly and substantially in issue has
been directly and substantially in issue in
a former suit between the same parties, or
between parties under whom they or any of

them claim, litigating under the same
title, in a court competent to try such
subsequent suit or the suit in which such
issue has been subsequently raiseSd, and

has been heard and finally decided by such
court.

Explanation-IV-Any matter which might
and ought to have been made ground of

defence or attach in such former suit
shall be deemed to have been a matter
directly and substantially in issue in
such suit .

6 In my view, the cause of action for both

the suits were essentially events which occured

prior to the filing of the first suit i. e.

purchase of the land by a registered sale deed

dated 22.5.1942 and purchase of the remaining suit

land by a registered sale deed dated 21.9.1947. In

this view of the matter, it is clear that if at all

the present plaintiff wanted to obtain this relief

he ought to have taken the ground taken by him in

::: Downloaded on – 09/06/2013 15:46:28 :::
9

the earlier suit and ought to have filed a counter

claim seeking the relief which he has sought in the

present suit. This has not been done. He cannot be

permitted to have a second round of litigation on

the same issue pertaining to his right in the suit

property. The first substantial question of law as

raised is therefore, without any substance.

7

Once it is held that the plaintiff s suit

is hit by principles of res-judicata, the second

question whether the plaintiff is estopped from

claiming any relief in the suit, does not arise.

8. There is therefore, no substance in the

second appeal and the same is dismissed,

( R.S.MOHITE, J.)

::: Downloaded on – 09/06/2013 15:46:28 :::