Bombay High Court High Court

No. 5 To 7 vs Giridhar on 31 January, 2011

Bombay High Court
No. 5 To 7 vs Giridhar on 31 January, 2011
Bench: R. M. Savant
                                          1




                                                                             
          IN THE HIGH COURT OF JUDICATURE OF  BOMBAY
                       BENCH  AT NAGPUR




                                                     
                      Second Appeal No. 23/2011


    1]      Hansraj s/o Premlal Rahangdale,




                                                    
            since deceased through its LRS. 

    A.      Smt. Puja wd/o Hansraj Rahangdale
            Aged about 46 years, Occ. Agriculture




                                             
    B.      Vivek s/o Hansraj Rahangdale,
            Aged about 19 years, Occ. Student.
                           
    C.          Ku. Diksha d/o Hansraj Rahangdale
                Aged about 15 years, Occ. Student.
                          
            All R/o Kelwad, Po. Tukumnarayan, 
            Ta. Arjuni/ Mor Distt. Gondia.

            Nos. (B) and (C ) through their mother
      


            no. (A) the natural guardian.
   



    2]      Mahesh s/o Premlal Rahangdale
            Aged about 40 years.





    3]      Kausalyabai wd/o Premlal Rahangdale, 
            aged about 68 years.

    4]      Sau. Sushila w/o Vasant Shahare,
            aged about 50 years, Occ. household,





            R/o Pune, Ta & Distt. Pune.

    5]      Sau. Kamal Premendra Bhagat
            aged about 48 years.

    6]      Sau. Tameshwari w/o Hajraj Katare
            aged about 48 years.

    7]      Sau. Sangita w/o Dhalsingh Bhagat,
            aged about 36 years.




                                                     ::: Downloaded on - 09/06/2013 16:48:33 :::
                                                 2

                 No. 5 to 7 r/o Paraswada, Ta. Tirora, 
                 Distt. Gondia.                          ...           Appellants. 




                                                                                         
                 VERSUS 




                                                                 
         1]           Giridhar s/o Gumanbhau Rahangdale
                      Since died through its LRs. 




                                                                
         A.       Dinesh Giridhar Rahangdale, 
                  aged about 53 years, 
                  R/o Kelwad, Tq. Arjuni (Mor)
                  Distt. Gondia. 




                                                   
         B.       Sau. Pramilabai w/o Moreshwar Katare,
                  aged  about 65 years, 
                                  
                  R/o Hirdamali, Ta. Goregaon,
                  Distt. Gondia.
                                 
         C.           Sau. Shakuntalabai Bhupendar Katare,
                      aged about 62 years,
                      C/o Dr. Katre, Civil Lines, Gondia,
                      Tahsil and District Gondia.
          


             D.         Sau. Vidya w/o Chandrasen Patel,
                        aged about 59 years, 
       



                        R/o Rampuri, Post Murmadi (Tupkar)
                        Tq. Lakhni, distt. Bhandara.

          E.       Sau. Munishwaribai Narayan Bisen,





                   R/o Rawanwadi, Shakti Rice Mill,
                   Gondia. 

          F.       Sau. Geetabai w/o Khilendra Yede,
                   aged about 49 years,
                   R/o Pathargaon, Ta. Lanji, distt. Balaghat





          2.           The State of Maharashtra.
                       representing the Revenue Department,
                       through the Collector, Bhandara, Tahsil
                       and district Bhandara. 

          3.           The District Inspector of Land Record,
                       Bhandara, Tahsil and district Bhandara.




                                                                 ::: Downloaded on - 09/06/2013 16:48:33 :::
                                                3

    4.           The Taluka Inspector, land records, Arjuni
                 Morgaon, Tah. Arjuni Morgaon, district 




                                                                                    
                 Bhandara.                         ...              Respondents. 




                                                           
 
    Mr.  Sharma,  Advocate  holding  for  Mr.    Anand  Parchure, Advocate   for  the 
    appellants.
    Mr. R.K. Borkar, Advocate for respondent nos.1-A to 1-F.. 




                                                          
    Mr. S. M. Bhagde, AGP for respondents 2 to 4.

                                   ...........




                                                  
                                  CORAM : R. M.  SAVANT,  J. 

ig DATED :31/1/2011.

ORAL JUDGMENT :

1] Heard the learned counsel for the parties. With the

consent of the parties heard finally at the admission stage.

2] The above Second Appeal takes exception to the

judgment and decree dated 4th August 2010 passed in Regular Civil

Appeal No. 48/2007; by which the judgment and decree passed by

the Trial Court in Regular Civil Suit No. 163/1997 came to be set

aside and the suit came to be dismissed.

3] The appellants are the original plaintiffs, who had filed

the said Regular Civil Suit No. 163/1997 for declaration and

::: Downloaded on – 09/06/2013 16:48:33 :::
4

correction of revenue record in respect of the suit tank, more

specifically described in para 2 of the plaint. The suit property is old

Khasra No. 107, which is now part of Gat No.47 wherein the suit

water tank known as Mahuri Bodi. The plaintiffs and the

defendants claim through a common ancestor Ladkanbapu. The

plaintiffs’ father is one Premlal, who was the grandson of

Ladkanbapu, whereas the father of defendant no.4 Giridhar was the

son of one Gumanbhau, who was the son of said Ladkanbapu. It

was the case of the plaintiffs that the ancestral property had

undergone partition whereby the said Premlal and the said

Gumanbhau were enjoying the property separately.

4] It was the case of the plaintiffs that the suit property

had come to the share of the said Premlal and that after the death of

said Premlal, the plaintiffs were in exclusive possession of the said

property. The cause for filing of the said suit was that the defendant

no.4 had filed an application for correction of the record of rights.

The plaintiffs came to know of the said fact on 1.10.1996 when they

obtained certified copy of the 7/12 extract. The defendant no.4

taking advantage of the said order dated 1.10.1996 had come on the

site and obstructed the plaintiffs from fishing in the tank.

::: Downloaded on – 09/06/2013 16:48:33 :::
5

5] The defendants in their written statement took a

stand that they were owners of the suit property and that it was

jointly owned and possessed by Premlal and defendant no.4 and

that on 19.12.1973 the plaintiffs’ father had applied for mutation of

the said suit tank only in his name and accordingly, the name of

defendant no.4 was deleted vide mutation entry no.189 which

resulted in the defendant no.4 filing a complaint before the higher

revenue authority and by an order dated 16.5.1996 the name of

defendant no.4 was reinstated.

6] It was the case of the defendants that the said order

was not challenged by the plaintiffs before the next higher authority

and, therefore, the plaintiffs do not have right to file the suit. It

was, therefore, case of the defendants that Khasra no.107, area 5.83

acres i. e. suit tank is used for irrigation of lands of both the brothers

and as such there was joint ownership of both brothers which has

continued from the past the defendants denied the exclusive

ownership of the plaintiffs.

7] Based on the pleadings, the Trial Court framed relevant

issues. The Trial Court on the basis of the evidence that was

adduced before it decreed the suit. The Trial Court considered the

::: Downloaded on – 09/06/2013 16:48:33 :::
6

mutation entry at (Ex. 80), notice (Ex. 34) addressed by one

Advocate M. R. Ghodichore, notice (Exhibit 61) under the

Maharashtra Agricultural Land (Ceiling and Holding) Act and the

copy of Wajib-Ul-Arz (Ex. 62). Notice (Ex. 117) which is also

notice under Maharashtra Agricultural Land (Ceiling and Holding)

Act came to the conclusion that the said documentary evidence

suggests that since long the father of the plaintiff nos. 1, 2, 4 to 7

namely Premlal was in possession of the suit tank. The Trial Court

resultantly issued declaration in favour of the plaintiffs that they are

exclusive owners of said Gat No. 107 at mouza Kelwad.

8] Being aggrieved by the decree of the Trial Court dated

8th December, 2004 the defendants filed Regular Civil Appeal No.

48/2007. In view of the finding of the Trial Court that the partition

between the various branches was proved and in the absence of any

direct evidence on the said aspect, the Appellate Court on a

re-appreciation of the documentary evidence which was on record

came to the conclusion that the Trial Court had misinterpreted and

misread the document (Exhibit 80) as well as notice Exhibit 34 of

which much reliance was placed on behalf of the plaintiffs in the

Trial Court. Significantly, reading of the order of the First Appellate

Court makes it clear that the Appellate Court has not referred to the

::: Downloaded on – 09/06/2013 16:48:33 :::
7

document known as Wajib-Ul-Arz or by notices under the

Maharashtra Agricultural Land (Ceiling and Holding) Act namely

Exhibit 61 and 117 which were issued to Premlal and Gumanbhau

though whom the plaintiffs and defendants are claiming. In fact,

there is no discussion at all in the judgment of the First Appellate

Court concerning the aforesaid three documents. It is well settled

by the judgments of the Apex Court that the First Appellate Court

has to come to close quarters with the findings recorded by the Trial

Court if it wants to up-set the findings recorded by the Trial Court

and assign its own reasons a useful reference would be made to the

judgment of the Apex Court reported in 2001 (2) Mh. L. J. 786 in

the matter of Santosh Hazari Vs.Purushottam Tiwari deceased by L.

Rs. Paragraph 15 of the said report is material and is reproduced

hereunder:-

“A perusal of the judgment of the trial Court shows that
it has extensively dealt with the oral and documentary

evidence adduced by the parties for deciding the issue on
which the parties went to trial. It also found that in
support of his plea of adverse possession on the
disputed land, the defendant did not produce any
documentary evidence while the oral evidence adduced
by the defendant was conflicting in nature and hence
unworthy of reliance. The first Appellate Court has, in a

::: Downloaded on – 09/06/2013 16:48:33 :::
8

very cryptic manner, reversed the finding on question of

possession and dispossession as alleged by the plaintiff
as also on the question of adverse possession as pleaded

by the defendant. The Appellate Court has jurisdiction to
reverse or affirm the findings of the trial Court. First
appeal is a valuable right of the parties and unless

restricted by law, the whole case is therein open for
rehearing both on questions of fact and law. The
judgment of the appellate Court must, therefore, reflect

its conscious application of mind, and record findings

supported by reasons, on all the issues arising along with
the contentions put forth, and pressed by the parties for

decision of the Appellate Court. The task of an Appellate
Court affirming the findings of the trial Court is an
easier one. The Appellate Court agreeing with the view

of the trial Court need not restate the effect of the

evidence or reiterate the reasons given by the trial Court;

expression of general agreement with reasons given by
the Court, decision of which is under appeal, would

ordinarily suffice (See Girijanandini Devi & Ors. vs.
Bijendra Narain Choudhary, AIR 1967 1124). We would,
however, like to sound a note of caution. Expression of

general agreement with the findings recorded in the
judgment under appeal should not be a device or
camouflage adopted by the Appellate Court for shirking
the duty cast on it. While writing a judgment of reversal
the appellate Court must remain conscious of two
principles. Firstly, the findings of fact based on
conflicting evidence arrived at by the trial Court must

::: Downloaded on – 09/06/2013 16:48:33 :::
9

weigh with the Appellate Court, more so when the

findings are based on oral evidence recorded by the
same presiding Judge who authors the judgment. This

certainly does not mean that when an appeal lies on
facts, the Appellate Court is not competent to reverse a
finding of fact arrived by the trial Judge. As a mater of

law if the appraisal of the evidence by the trial Court
suffers from a material irregularity or is based on
inadmissible evidence or on conjectures and surmises,

the Appellate Court is entitled to interfere with the

finding of fact (See Madhusudan Das vs. Smt. Narayani
Bai & Ors., AIR
1983 SC 114). The rule is – and it is

nothing more than a rule of practice – that when there is
conflict of oral evidence evidence of the parties on any
matter in issue and the decision hinges upon the

credibility of witnesses, then unless there is some special

feature about the evidence of a particular witness which
has escaped the trial Judge’s notice or there is a
sufficient balance of improbability to displace his opinion

as to where the credibility lie, the Appellate Court should
not interfere with the findings of the trial Judge on a
question of fact . (See Sarju Pershad Ramdeo Sahu vs.

Jwaleshwari Pratap Narain Singh & Ors., AIR 1951 SC

120). Secondly, while reversing a finding of fact the
Appellate Court must come into close quarters with the
reasoning assigned by the trial Court and then assign its
own reasons for arriving at a different finding. This
would satisfy the Court hearing a further appeal that the
first Appellate Court had discharged the duty expected

::: Downloaded on – 09/06/2013 16:48:33 :::
10

of it. We need only remind the first Appellate Courts of

the additional obligation cast on them by the scheme of
the present Section 100 substituted in the Code. The

first appellate Court continues, as before, to be a final
Court of facts; pure findings of fact remain immune from
challenge before the High Court in second appeal. Now

the first Appellate Court is also a final Court of law in the
sense that its decision on a question of law even if
erroneous may not be vulnerable before the High Court

in second appeal because the jurisdiction of the High

Court has now ceased to be available to correct the
errors of law or the erroneous findings of the first

Appellate Court even on questions of law unless such
question of law be a substantial one.”

9] The substantial question of law, therefore, that arises

for consideration is viz. Whether the First Appellate Court could

have reversed the findings of the Trial Court without considering the

documents (Ex.34, 117, 61 and 62)?. In my view, having heard the

learned counsel for the parties and considering the judgment of the

Apex Court in Santosh Hazari (supra) the Appellate Court in

reversing the judgment of the Trial Court has failed to advert to the

principles enunciated in the said judgment by not even adverting to

the documentary evidence (Exhibits 34, 61, 117 and 62). For the

said limited purpose, the impugned judgment and decree of the

First Appellate Court is required to be set aside and the matter is

::: Downloaded on – 09/06/2013 16:48:33 :::
11

required to be relegated back to the First Appellate Court for denovo

consideration of the said Regular Civil Appeal No.40/2007. The

Appellate Court to record its findings in respect of exclusivity of

possession as claimed by the plaintiffs by considering the entire

documentary evidence including the above four documents. On

such remand, the First Appellate court to decide the appeal by 31 st

October, 2011.

10]

The above Second Appeal is accordingly allowed with

no order as to costs.

JUDGE

Ambulkar

::: Downloaded on – 09/06/2013 16:48:33 :::