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 1, Cited by 5]

Supreme Court of India

Bharmappa Nemanna Kawale & Anr vs Dhondi Bhima Patil & Ors on 25 March, 1996

Equivalent citations: JT 1996 (4), 299 1996 SCALE (3)507, AIR 1997 SUPREME COURT 122, 1996 (8) SCC 243, 1996 AIR SCW 4270, (1996) 2 MAHLR 596, (1996) 2 LANDLR 319, (1996) 1 RENTLR 503, (1996) 2 PUN LR 320, 1997 ALL CJ 2 1052.1, (1996) 4 JT 299 (SC), 1997 HRR 519, (1996) 3 SCR 884 (SC)

Author: K. Ramaswamy

Bench: K. Ramaswamy

           PETITIONER:
BHARMAPPA NEMANNA KAWALE & ANR.

	Vs.

RESPONDENT:
DHONDI BHIMA PATIL & ORS.

DATE OF JUDGMENT:	25/03/1996

BENCH:
RAMASWAMY, K.
BENCH:
RAMASWAMY, K.
G.B. PATTANAIK (J)

CITATION:
 JT 1996 (4)   299	  1996 SCALE  (3)507


ACT:



HEADNOTE:



JUDGMENT:

O R D E R Delay condoned.

Substitution ordered.

Leave granted. We have heard the learned counsel on both sides.

The admitted position is that the civil Court decreed the suit for eviction against the appellant holding that he was not a tenant which order had become final. The same plea of want of jural relationship is sought to be raised in execution. When the objection raised was negatived, the High Court in Writ Petition No.3319 of 1992 by order dated November 22, 1991 directed the executing Court to go into the question. Accordingly, this appeal by special leave came to be filed.

Shri Bhasme, learned counsel for the respondents, contended that in view of the specific language employed in Section 85-A of the Bombay Tenancy and Agricultural Lands Act, 1948 the only competent authority that has to go into the question is the revenue authority under the Act and civil Court has no jurisdiction to go into the question whether the appellant is a tenant or not. Therefore, the High Court was right in directing the executing Court to go into the question. It is rather unfortunate that the respondent has allowed the decree holding that he is not a tenant to become final. Having allowed it to become final, it is not open to him to contend that he is still a tenant under the Act and therefore the decree is nullity. Under those circumstances, the executing Court was right in refusing to entertain the objection for executing the decree. The High Court was not justified, in the circumstances, in directing the executive Court to consider the objection.

The appeal is accordingly allowed. No costs.