Bombay High Court High Court

Madanlal Pannalal Bhangadiya vs Pralhad Narayan Atole on 11 January, 2011

Bombay High Court
Madanlal Pannalal Bhangadiya vs Pralhad Narayan Atole on 11 January, 2011
Bench: R. M. Savant
                                         1




                                                                               
           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     NAGPUR BENCH, NAGPUR.




                                                       
                SECOND APPEAL Nos. 371 & 396 OF 1994.

                               ************




                                                      
    SECOND APPEAL No. 371 OF 1994.




                                       
    Madanlal Pannalal Bhangadiya                      ...           APPELLANT.
                      
                                   VERSUS
                     
    Pralhad Narayan Atole                             ...            RESPONDENT.

                                 ------------------
                           None for for Appellant.
      


                 Shri S.A. Mohta, Advocate for Respondent.
                                ---------------
   



                                    W I T H





    SECOND APPEAL No. 396 OF 1994.

    Pralhad Narayan Atole                             ...           APPELLANT.





                                   VERSUS

    Chandulal Pannalal Bhangadiya                     ...            RESPONDENT.

                                 ------------------
                   Shri S.A. Mohta, Advocate for Appellant
                             None for Respondent.
                                 ---------------
                                      CORAM : R.M.SAVANT, J.

DATED : 11.01.2011.

::: Downloaded on – 09/06/2013 16:45:23 :::
2

ORAL JUDGMENT.

The above Second Appeals arise out of the judgment and

decree passed in Regular Civil Appeal No.43/1992 dated 26.08.1994

(i.e. Second Appeal No. 371/1994) and judgment and decree passed

in Regular Civil Appeal No. 410/1989 dated 20.08.1994 (i.e. Second

Appeal No. 396/1994). Since the substantial question of law involved

in the above Second Appeals are common viz. Construction of

document marked at Exh.76 in Second Appeal No. 371/1994, both

the appeals were tagged together and are therefore, being heard and

disposed of by this common judgment.

2. The facts in nutshell can be stated thus –

Respondent in Second Appeal No. 396/1994 is the plaintiff

in Regular Civil Suit No. 29/1981. The appellant in Second Appeal

No. 396/1994 is the plaintiff in Regular Civil Suit No.219/1982. Both

the suits involve a common property which is a Gadhi i.e. “description

given to an ancestral property coming down from ages, belonging to a

particular family and the land surrounding the said gadhi.” The

plaintiff Chandulal in Regular Civil Suit No.29/1981 prayed for

declaration of his ownership and confirmation of possession. The suit

property is situated at village Bibi, Taluq Mehkar, District Buldhana.

::: Downloaded on – 09/06/2013 16:45:23 :::
3

The dispute pertains to the pit situated to the West of his house. The

said pit according to the plaintiff is being used by him for waste water

so as to dump manure in the ditch. The house property and the

disputed property were described by letters A, B, M, K on the map

which was filed along with the suit, as the ancestral property. It is

the case of said Chandulal, that the defendant who owns a fortress to

the North of the disputed site i.e. gadhi, obstructed his said user to the

pit in the month of January, 1989 and therefore, he filed the said suit

for declaration of ownership and perpetual and permanent injunction.

The plaintiff in Civil Suit No. 219/1982 has filed the said

suit for declaration of ownership and possession of the encroached

portion. The plaintiff Pralhad in the said suit averred that he is the

owner of the “gadhi” at village Bibi, Taluka Lonar and that the said

gadhi is, his ancestral property. He further averred that he is in

possession of that property from his forefathers. It is further averred

that there is a Well surrounding the said gadhi for its protection, and

that there is open land upto to 10 cubits surrounding the said Wall.

The plaintiff Pralhad also filed a map along with the plaint. It is the

case of the plaintiff that the defendant Madanlal, who is brother of

Chandulal who is the plaintiff’ in Regular Civil Suit No. 29/1982, has

constructed his house by encroaching upon the said premises two

years prior to the filing of the suit i.e. some time in the year 1980.

::: Downloaded on – 09/06/2013 16:45:23 :::
4

That the defendant was prosecuted under Section 447 of the Indian

Penal Code. The plaintiff Pralhad demanded possession of the suit

property from the defendant in the year 1982, but the defendant

denied the same, hence the plaintiff was constrained to file the said

suit. The defendant Madanlal in his written statement denied that

the plaintiff was having open land upto 10 cubits surrounding the

gadhi. It is his case that the property in his possession is also an

ancestral property and that the constructed portion is in existence

since the time of his forefathers. The defendant further contended

that in the year 1980 he repaired the property as it required repairs

and he had done so, after obtaining permission of the local authority.

The defendant also raised a plea as regards the non-joinder of

necessary parties. It was further his case that the property is in his

possession for more than 70 years, therefore, he has became owner by

adverse possession. He therefore, prayed for dismissal of the suit.

3. In so far as the Civil Suit No.219/1982 i.e. the suit filed by

Pralhad is concerned, the same was dismissed by the trial Court by its

judgment and order dated 30.01.1992, inter-alia holding that the

existence of gadhi at the relevant time could not be made out and,

therefore, the plaintiff could not claim 10 cubits land surrounding the

said gadhi. The trial Court disbelieved the evidence adduced on

::: Downloaded on – 09/06/2013 16:45:23 :::
5

behalf of the plaintiff through his witnesses, on the ground that both

the witnesses had admitted that they had not seen the title deed of the

property of plaintiff before purchase. The Trial Court was of the view

that the testimony of the said witnesses is not at all useful for the

plaintiff to prove his title to the property.

4. In so far as the encroachment is concerned, the Trial Court

on the basis of the evidence on record, held that the plaintiff had

failed to prove that the defendant had encroached upon his land.

The Trial Court also held that the suit was bad for non joinder of

necessary parties, as the plaintiff’ has not joined his mother, who was

then alive, as a party to the suit.

5. Being aggrieved by the said judgment and order dated

30.01.1992, the plaintiff filed Regular Civil Appeal No. 43/1992.

The said Regular Civil Appeal was allowed by the First Appellate

Court by placing reliance on the document Exh.76 which was in Modi

script. The First Appellate Court observed that after going through

the translation of the said document, which is at Exh.84, though a

doubt can be raised about the existence of gadhi itself at the time of

partition, the First Appellate Court was of the view that the recitals in

the document positively go to show that the gadhi was very much in

::: Downloaded on – 09/06/2013 16:45:23 :::
6

existence. The said conclusion was arrived at by the Appellate Court

on the basis that there were two Wells in the property and it was

stated that one Well was inside the gadhi and the other was outside.

The trial Court also took into consideration the fact that in some other

proceeding, plaintiff”s right over the Well which is outside the gadhi,

has been endorsed by a Court. This fact according to the First

Appellate Court also fortified the case of the plaintiff that the gadhi

was in existence and that even some portion outside the said gadhi

was owned by him. The First Appellate Court considering the

existence of other structures like buruj or bastion which was described

in the translation Exh.84 of the document in Modi script, reached to a

conclusion that the gadhi was in existence at the time of so called

partition. The First Appellate Court therefore, on the basis of the

said document decreed the suit and resultantly the plaintiff Pralhad

was declared owner of the suit property and the defendant Madanlal

was directed to deliver the vacant possession of the encroached

portion as per the Commissioner’s map to the plaintiff.

6. In so far as the Suit No. 29/1981 filed by Chandulal is

concerned, the trial Court was of the view that since the defendant

had pleaded that he has become owner by adverse possession, implicit

in the said defence was the existence of the ownership of plaintiff over

::: Downloaded on – 09/06/2013 16:45:23 :::
7

the disputed property. The trial Court on the basis, that the plaintiff

has not produced any document to show that the residential house is

his ancestral property, was of the view that the plaintiff has not

brought any material on record to prove his ownership to the disputed

property. However, in so far as the document Exh.76 and its

translation Exh.84 is concerned, the said document was though

produced by the defendant, was not exhibited and was marked as

Article “A”, as according to the Trial Court Pralhad who was the

defendant in the said suit had not proved the said document of

partition, as per law. The trial Court also observed that the evidence

adduced by the defendant also falls short of his case, however since

the initial burden is that of the plaintiff namely Chandulal, which he

could not discharge, the trial Court dismissed the said suit filed by

Chandulal.

Being aggrieved by the same, the plaintiff Chandulal filed

Regular Civil Appeal No.10/1989 which came to be allowed by the

First Appellate Court by its judgment and decree dated 20.08.1994.

The First Appellate Court in the said Regular Civil Appeal

No.10/1989, held that since it was the defence of the defendant

Pralhad in the said suit that he became owner by adverse possession,

implicit in the said defence is the existence of ownership of the

plaintiff over the suit property. The First Appellate Court was of the

::: Downloaded on – 09/06/2013 16:45:23 :::
8

view that if, the defendant Pralhad was serious about his case of

adverse possession, he could have asked for framing of an issue to

that effect and could have also led evidence to show his adverse

possession. Since the said document which is Exh.76 in Civil Suit

No.219/1982 was not exhibited, as according to the Trial Court the

said document was not proved in accordance with law, the First

Appellate Court held that both the plaintiff and the defendant have

not produced cogent documentary evidence to show their title over

the disputed property. But considering the two circumstances which

were in favour of the plaintiff, namely the defence of adverse

possession taken by the defendant and the possession of the plaintiff

over the suit properties, the First Appellate Court decreed the suit and

granted permanent injunction restraining the defendant Pralhad from

interfering with the plaintiff’s enjoyment over the disputed pit marked

by letters A,B, M, K in the Court Commissioner map.

7. As indicated above, both the judgments and decrees passed

by the First Appellate Court are the subject matter of above appeals,

as mentioned above, the question of law which is common to both the

appeals, is as regards the construction of the document at Exh.76. It

has to be borne in mind that so far as Regular Civil Suit No.29/1981 is

concerned, the said document Exh.76 has not been proved in

::: Downloaded on – 09/06/2013 16:45:23 :::
9

accordance with law. As the first appellate stage also no endeavor

was made to prove the said document by making any application,

therefore, in so far as the suit i.e. Regular Civil Suit No.29/1981 is

concerned, the same has been decided dehors the said document,

being proved. In my view, therefore, the construction of the said

document though produced in the said suit, but not proved, would not

entail an adjudication of the question of law framed in the above

Second Appeal No.396/1994.

8. In so far as the Second Appeal No. 371/1994 is concerned,

though the Trial Court has in terms recorded a finding that the

existence of the gadhi at the time of partition is not proved, and

therefore, has held that the plaintiff could not be said to own 10

cubits of land around the said gadhi. In the appeal, the First

Appellate Court has gone threadbare into the recitals of the said

document Exh.76, and its translation Exh.84, and recorded a finding

that though the said document Exh.76 raises a doubt about the

existence of the gadhi itself at the moment of partition, the First

Appellate Court was of the view that the other recitals in the

document positively go to show that the gadhi was very much in

existence, and that since in respect of one of the Wells which was

outside the gadhi, the plaintiff”s right over the same has been

::: Downloaded on – 09/06/2013 16:45:23 :::
10

endorsed by a Court in another proceeding. The existence of the

gadhi could not be disputed. The First Appellate Court also took into

consideration the recital in the document Exh.76, concerning the

position of bastion or buruj of the said gadhi, as also the access

mentioned to the said gadhi which according to the First Appellate

Court, as reveals in the document, was in existence at the time of the

so called partition in Exh.84. In my view having perused the said

document and its translation Exh.84, the interpretation of the said

document by the First Appellate Court on the basis of the recitals

therein, cannot be faulted with. The said recitals in unmistakable

terms point out the existence of the said gadhi and the Appellate

Court therefore, has rightly held that the plaintiff had proved his

ownership to the property in question. The substantial question of

law would therefore, stand answered accordingly in the above Second

Appeal No. 371 of 1994..

9. In the light of the aforesaid discussion, I do not find any

merit in both the Appeals, which are accordingly dismissed with no

order as to costs.

JUDGE

Rgd.

::: Downloaded on – 09/06/2013 16:45:23 :::