Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

Bombay High Court

Mohd Sirajuddin Mohd Iqbaluddin And ... vs The State Of Maharashtra And Others on 6 June, 2018

Author: Sunil P. Deshmukh

Bench: Sunil P. Deshmukh

                                      1                        WP 866-2016

      IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                BENCH AT AURANGABAD


                          Writ Petition No. 866 of 2016


         Urmila W/o Dhananjaya Gharmalkar
         age 68 years occupation agriculture
         R/o Shingnapur Taluka Kopargaon District Ahmednagar
         Through her General Power of attorney Dhananjaya Narayan
         Gharmalkar, age 75 yers occupation & R/o as above.
                                                 ...Petitioner

                           VERSUS


1.       Saroj Prakashchand Thole,
         age 32 years occupation Agriculture and business
         R/o opposie Panchayat Samiti, Kopargaon
         Taluka Kopargaon District Ahmednagar

2.       Narendrakumar S/o Harbanslal Dank,
         age 45 years occupation and R/o as above

3.       Meena Nandkishor Papdeja,
         age 35 years occupation & R/o as above.

4.       Macchindra S/o Babrao Chandar,
         age 55 yuears occupation Agriculture
         R/o Khirdi Ganesh Taluka Kopargaon Dist. Ahmednagar

5.       Chandrakant S/o Baburao Chandar,
         age 58 years occupation & R/o as above.

6.       Shobhatai Macchindra Sanwatsarkar,
         age 458 years occupation agriculture
         R/o Shingnapur Taluka Kopargaon Dist. Ahmednagar,.

7.       Macchindra S/o Kashinath Sanwatsarkar,
         age 52 yers occupation & R/o as above.

8.       Baban S/o Rangnath Dhokrat,
         age 55 yers occupation & R/o as above.        ...Respondents


Mr Milind M. Patil (Beedkar), Advocate for petitioner




::: Uploaded on - 11/06/2018                  ::: Downloaded on - 12/06/2018 00:49:25 :::
                                           2                         WP 866-2016

                                         CORAM : SUNIL P. DESHMUKH, J.
                                        DATE    : 6th June, 2018


JUDGMENT :

Heard learned Counsel for the petitioner. The civil suit has been instituted seeking measurement of suit land and thereupon, during measurement if encroachment is found, the same be removed and for fixation of boundaries and possession of plaintiff may not be disturbed. Defendants have filed their written statement referring to that they have no particular objection for measurement of plaintiff's and defendants' lands and in case any encroachment on plaintiff's land is found on their behalf, the same may be removed. However, in case it is found that plaintiff has encroached upon their land, right be reserved for them to get back such encroached land.

2. Learned Counsel for the petitioner points out that appalication accodingly had been moved for measurement by the Taluka Inspector of Land Records for fixation of boundaries and preparation of bunds and same has not been objected to by defendants at any time including in their written statement. He contends that the learned Judge has straight away rejected the request of plaintiff/petitioner for measurement of suit land, fixation of boundaries, preparation of bunds. He submits that some analogy is sought to be drawn from the aspects which are not germane like practice being followed, which has no relevance to ::: Uploaded on - 11/06/2018 ::: Downloaded on - 12/06/2018 00:49:25 ::: 3 WP 866-2016 the facts and circumstances of the present case. From the position, it emerges that parties do not have any particular objection for measurement of land by the Taluka Inspector of Land Records for fixing boundaries i.e. to the relief claimed under Prayer Clause (A) in the plaint and appears to be not objected to by the defendants in their written statement. Their conduct in present petition is also reflective of the position that they have no objection for grant of application as prayed for by the plaintiff and had not opposed the same and since respondents/defendants have not appeared in the writ petition despite service in 2016. As such, there is suficient depiction that they have no objection for allowing writ petition.

3. In view of aforesaid, having regard to the peculiar aspects involved in the matter, the writ petition is allowed in terms of Prayer Clause "B".

( SUNIL P. DESHMUKH ) JUDGE.

Madkar ::: Uploaded on - 11/06/2018 ::: Downloaded on - 12/06/2018 00:49:25 :::