Bombay High Court
Sahadeo Namdeo Mahadik (Since Decd) ... vs Smt. Parvatibai Mahadeo Mahadik And Ors on 18 December, 2025
Author: Amit Borkar
Bench: Amit Borkar
2025:BHC-AS:56053
909-wp11467-2012 with cawst21067-2016.doc
AGK
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO.11467 OF 2012
WITH
CIVIL APPLICATION (ST.) NO.21067 OF 2016
1. Sahadeo Namdeo Mahadik
(Since Deceased) Through
Legal Representatives ... Petitioners
1/1 Bhagirathibai Sahadeo Mahadik
ATUL R/o. Chirvat, Post. Shirdhon,
GANESH
KULKARNI Taluka Panvel, District Raigad
Digitally signed by
ATUL GANESH
KULKARNI
Date: 2025.12.18
17:14:34 +0530 1/2 Sunderabai Rambhau Patil
R/o. At & Post Kamarli,
Taluka Pen, District Raigad
1/3 Indirabai Dattatray Mahalkar
Taluka Panvel, District Raigad
1/4 Gayabai Yashwant Jadhav
R/o. Kolakhe, Post O.N.G.C.
Taluka Panvel, District Raigad
1/5 Nandkumar Sahadeo Mahadik
R/o. Chirvat, Post. Shirdhon,
Taluka Panvel, District Raigad
1/6 Krushna Sahadeo Mahadik
R/o. Chirvat, Post. Shirdhon,
Taluka Panvel, District Raigad
1/7 Machindranath Sahadeo Mahadik
R/o. Chirvat, Post. Shirdhon,
Taluka Panvel, District Raigad
1/8 Ananta Sahadeo Mahadik
R/o. Chirvat, Post. Shirdhon,
Taluka Panvel, District Raigad
1/9 Mandabai Ashok Patil
R/o. Kaire, Post. Patalganga,
Taluka Khalapur, District Raigad
1
::: Uploaded on - 18/12/2025 ::: Downloaded on - 18/12/2025 21:34:20 :::
909-wp11467-2012 with cawst21067-2016.doc
V/s.
1. Parvatibai Mahadeo
Mahadik, R/o Chinchwad,
Taluka Panvel, District Raigad
2. Hari Vitthal Tulpule
Since deceased through his heirs
3. Kum. Rohini Hari Tulpule
R/o. Erandawane, Taluka Pune.
4. Trimbak Hari Tulpule
Since deceased through his heirs
4/1 Vijay Trimbak Tulpule
4/2 Sameer Ashok Tulpule
4/3 Nitin Ashok Tulpule
4/4 Sushma Ashok Tulpule
Sr. Nos. 4/1 to 4/4 R/o. 167-E,
Dr. Ambedkar Road,
Dadar (E), Mumbai.
5. V. H. Tulpule
Since deceased through his heirs
5/1 Malini Tulpule
5/2 Ajay Vitthal Tulpule
5/3 Anant Vitthal Tulpule
All Sr. Nos.5/1 to 5/3 R/o. Tulpule
Bungalow, 7th lane, Prabhat Road
Pune.
6 S. H. Tulpule
R/o 1195/1, Ferguson Road, Pune.
7 R. H. Tulpule - Dead
Tulpule Bungalow, 4 Ganeshnagar
Behind Dashbhuja Ganapati,
Karve Road, Pune.
8 Anil G. Natu
R/o Natu Wada, Opp. Old School
2
::: Uploaded on - 18/12/2025 ::: Downloaded on - 18/12/2025 21:34:20 :::
909-wp11467-2012 with cawst21067-2016.doc
Shaniwar Peth, Pune.
9 Sau Kamala Bhagwat
R/o Tulpule Bungalow,
Sadashiv Peth, Pune. ... Respondents
Mr. Ajit J. Kenjale with Mrs. Utkantha A. Kenjale, Mr.
Sohil M. Gulabani, Mr. Sai Rajendra Kadam and Mr.
Azharuddin A. Khan for the petitioners.
Mr. Milind Parab i/by Milind Parab & Associates for
respondent No.1.
CORAM : AMIT BORKAR, J.
DATED : DECEMBER 18, 2025
JUDGMENT:
Civil Application (St.) No.21067 of 2016:
1. Having regard to the nature of the dispute, it becomes necessary to determine the status of the parties by applying Order XXII Rule 5 of the Code of Civil Procedure, 1908. The Court is required to decide who succeeds respondent No.1 Parvatibai, in whose favour the Maharashtra Revenue Tribunal delivered its judgment holding that she was the wife of tenant Mahadeo. The Tribunal further held that Mahadeo was in possession of the disputed land as a tenant.
2. The facts relevant for deciding the present civil application may be stated thus. In proceedings arising under Section 32-G of the Maharashtra Tenancy and Agricultural Lands Act, 1948, the Tribunal, by judgment and order dated 21 September 2017, set aside the order passed by the Tahsildar and Agricultural Lands Tribunal, Mumbai, as well as the appellate authority, which had 3 ::: Uploaded on - 18/12/2025 ::: Downloaded on - 18/12/2025 21:34:20 ::: 909-wp11467-2012 with cawst21067-2016.doc accepted the petitioners' predecessor in title as a tenant on 1 April 1957. However, by its judgment dated 21 September 2012, the Tribunal declared Mahadeo, the predecessor in title of Parvatibai, to be the tenant as on 1 April 1957 and accordingly directed issuance of a certificate under Section 32-G of the said Act in favour of Parvatibai.
3. The petitioners, claiming to be heirs of Sahdeo, instituted the present writ petition challenging the judgment and order passed by the Maharashtra Revenue Tribunal. During pendency of the writ petition, Parvatibai, respondent No.1, expired on 11 March 2016.
The petitioners therefore filed the present civil application seeking to bring themselves on record as legal representatives of Parvatibai. According to the petitioners, Parvatibai had inherited the property of her husband Mahadeo. They contend that succession is governed by Section 15 of the Hindu Succession Act, 1956 and that in the absence of heirs mentioned in clause (1) of Section 15, namely son, daughter and husband, the heirs specified in clause (2) would take precedence over the personal heirs of Parvatibai.
4. The petitioners further contend that the contesting respondent claims to be the son of Parvatibai's brother and asserts rights on the basis of a registered Will allegedly executed by Parvatibai in the year 2000. According to the petitioners, Section 43 of the Maharashtra Tenancy and Agricultural Lands Act prohibits transfer of ownership in favour of third parties except legal representatives. They submit that a transfer by Will is also hit by the bar under Section 43. In support of this contention, reliance 4 ::: Uploaded on - 18/12/2025 ::: Downloaded on - 18/12/2025 21:34:20 ::: 909-wp11467-2012 with cawst21067-2016.doc is placed on the judgment of the Supreme Court in Vinodchandra Sakarlal Kapadia v. State of Gujarat and others, reported in (2020) 18 SCC 144.
5. On the other hand, learned Advocate for the contesting respondent, who claims rights both under the registered Will and as legal representative of Parvatibai, submitted that the restriction under Section 43 of the Act operates only for a period of ten years. He contended that since the said period has expired, the bar under Section 43 would not apply. He further submitted that the contesting respondent, being the son of Parvatibai's brother, is entitled to priority over the heirs of the husband, in view of the judgment of the Supreme Court in Khushi Ram and others v. Nawal Singh and others, Civil Appeal No.5167 of 2010 decided on 22 February 2021. He also submitted that the claim of the petitioners as heirs of the husband is itself disputed and therefore the contesting respondent ought to be brought on record as the heir and legal representative of original respondent No.1.
6. I have heard the learned Advocates appearing for the parties and have considered the submissions advanced on behalf of both sides.
7. For proper adjudication of the controversy, it is necessary to notice the relevant statutory provisions. The dispute turns on the scope and effect of Section 43 of the Maharashtra Tenancy and Agricultural Lands Act, 1948 and Section 15 of the Hindu Succession Act, 1956., which read thus:
5 ::: Uploaded on - 18/12/2025 ::: Downloaded on - 18/12/2025 21:34:20 :::909-wp11467-2012 with cawst21067-2016.doc "43. (1) No land purchased by a tenant under section 32, 32F, 32I, 32O, 33C or 43-ID or sold to any person under section 32P or 64 shall be transferred by sale, gift, exchange, mortgage, lease or assignment without the previous sanction of the Collector, Such sanction shall be given by the Collector in such circumstances, and subject to such conditions, as may be prescribed by the State Government :
Provided that, no such sanction shall be necessary where the land is to be mortgaged in favour of Government or a society registered or deemed to be registered under the Bombay Co-operative Societies Act, 1925, for raising a loan for effecting any improvement of such land :
Provided further that, no such previous sanction shall be necessary for the sale, gift, exchange, mortgage, lease or assignment of the land in respect of which ten years have elapsed from the date of purchase or sale of land under the sections mentioned in this sub-section, subject to the conditions that,--
(a) before selling the land, the seller shall pay a nazarana equal to forty times the assessment of the land revenue to the Government;
(b) the purchaser shall be an agriculturist;
(c) the purchaser shall not hold the land in excess of the ceiling area permissible under the Maharashtra Agricultural Lands (Ceiling on Holdings) Act, 1961; and
(d) the provisions of the @ Bombay Prevention of Fragmention and Consolidation of Holdings Act, 1947 shall not be violated.
(2) Any transfer of land in contravention of sub-section (1) shall be invalid.6 ::: Uploaded on - 18/12/2025 ::: Downloaded on - 18/12/2025 21:34:20 :::
909-wp11467-2012 with cawst21067-2016.doc
15. General rules of succession in the case of female Hindus.
1) The property of a female Hindu dying intestate shall devolve according to the rules set out in section 16,
(a) firstly, upon the sons and daughters (including the children of any pre-deceased son or daughter) and the husband;
(b) secondly, upon the heirs of the husband;
(c) thirdly, upon the mother and father;
(d) fourthly, upon the heirs of the father; and
(e) lastly, upon the heirs of the mother.
(2) Notwithstanding anything contained in sub-section (1),
(a) any property inherited by a female Hindu from her father or mother shall devolve, in the absence of any son or daughter of the deceased (including the children of any pre-deceased son or daughter) not upon the other heirs referred in sub-section (1) in the order specified therein, but upon the heirs of the father; and
(b) any property inherited by a female Hindu from her husband or from her father-in-law shall devolve, in the absence of any son or daughter of the deceased (including the children of any pre-deceased son or daughter) not upon the other heirs referred to in sub-section (1) in the order specified therein, but upon the heirs of the husband."
8. Section 43 of the MTAL Act places a restriction on transfer of land purchased or sold under the tenancy provisions of the Act. Such land cannot be transferred by sale, gift, exchange, mortgage, lease, or assignment without prior permission of the Collector. The Collector may grant such permission subject to conditions prescribed by the State Government. An exception is carved out 7 ::: Uploaded on - 18/12/2025 ::: Downloaded on - 18/12/2025 21:34:20 ::: 909-wp11467-2012 with cawst21067-2016.doc where the land is mortgaged in favour of the Government or a registered co-operative society for the purpose of raising a loan for improvement of the land. A further exception is provided where ten years have elapsed from the date of purchase or sale. Even in such cases, transfer is permissible only if the seller pays nazarana to the Government, the purchaser is an agriculturist, the ceiling law is not violated, and the law relating to prevention of fragmentation is complied with. Any transfer made in breach of these conditions is rendered invalid.
9. Section 15 of the Hindu Succession Act lays down the general rules of succession in the case of a female Hindu dying intestate. In the first order, the property devolves upon her sons and daughters and the husband. In their absence, it devolves upon the heirs of the husband. Thereafter, it devolves upon the mother and father, followed by the heirs of the father, and lastly upon the heirs of the mother. Sub-section (2) creates a special rule. Where the property is inherited by a female Hindu from her parents, and she dies without leaving any son or daughter, such property devolves upon the heirs of her father. Where the property is inherited from her husband or father-in-law, and she dies without leaving any son or daughter, such property devolves upon the heirs of the husband, notwithstanding the general order of succession prescribed in sub-section (1).
10. A conjoint reading of Section 43 of the MTAL Act and Section 15 of the Hindu Succession Act makes the legislative scheme clear. Section 43 places a statutory restriction on the manner in which ownership rights acquired under Section 32-G can be dealt with.
8 ::: Uploaded on - 18/12/2025 ::: Downloaded on - 18/12/2025 21:34:20 :::909-wp11467-2012 with cawst21067-2016.doc The object is to prevent alienation of tenancy lands to strangers and to ensure that such lands remain with those for whose benefit the statute was enacted. For this reason, the provision restrains the owner from selling, gifting, exchanging, mortgaging, leasing, or assigning the land to third persons. The only exception implicit in the scheme is in favour of legal representatives, because succession by operation of law does not amount to a voluntary transfer.
11. At the same time, the proviso to Section 43 reflects a conscious relaxation introduced by the Legislature. The proviso makes it clear that after completion of ten years from the date of purchase under Section 32-G, the absolute bar under sub-section (1) does not continue in the same rigid form. The Legislature has, therefore, balanced two competing interests. One is protection of tenancy land from immediate alienation. The other is recognition of full ownership rights after passage of reasonable time. This exemption after ten years is not automatic in the sense of unfettered freedom. It is subject to statutory conditions. Those conditions are expressly stated in the provision and cannot be ignored.
12. Thus, the correct interpretation, supported by the plain language of the statute, is that Section 43 imposes a time-bound restriction. During the prohibited period, transfer to third parties is impermissible and any such act is invalid. After expiry of ten years, the embargo stands diluted to the extent provided by law. This interpretation flows directly from the text of Section 43 and does not require any external aid. It gives full effect to the object of the Act while respecting the legislative intent behind the later proviso.
9 ::: Uploaded on - 18/12/2025 ::: Downloaded on - 18/12/2025 21:34:20 :::909-wp11467-2012 with cawst21067-2016.doc
13. The judgment of the Supreme Court in Vinodchandra Sakarlal Kapadia, leaves no real ambiguity. It holds that the Act does not permit a tenant purchaser to transfer land by Will within ten years in favour of a person who is not legal representative. This conclusion flows directly from the statutory provisions and their authoritative interpretation by the Supreme Court.
14. In Vinodchandra Sakarlal Kapadia, the Supreme Court has settled the legal position on two fundamental aspects. First, the Court has held that the word "assignment" used in tenancy laws is not narrow in its meaning. It does not apply only to transfers made during the lifetime of the owner. It also covers testamentary transfers. A Will, though it takes effect after death, is still a voluntary act by which property is sought to pass from one person to another. Second, the Court has clarified that the restriction on assignment is not a technical or procedural formality. It is a substantive prohibition enacted to protect the very purpose of tenancy reform legislation.
15. The reasoning of the Supreme Court in paragraphs 23 and 24 makes this position explicit. The Court reiterated that where a statute prohibits assignment of tenancy or ownership rights, such rights cannot be passed on by Will to a stranger. This principle was not laid down for the first time in Vinodchandra Sakarlal Kapadia. It traces back to the decision in Bhavarlal Labhchand Shah, which has been consistently followed for decades. The Supreme Court further made it clear that the word "assignment" cannot have one meaning in Sections 14 and 27 of the Act and a different meaning in Section 43. The statute must be read as a coherent whole.
10 ::: Uploaded on - 18/12/2025 ::: Downloaded on - 18/12/2025 21:34:20 :::909-wp11467-2012 with cawst21067-2016.doc Giving different meanings to the same expression would defeat legislative intent.
16. The object behind Section 43 is explained in paragraphs 25 to 27 of the judgment. Ownership under Section 32G is not conferred in the same manner as ordinary ownership under general property law. It is a statutory right given to a cultivating tenant as part of a broader social reform. The purpose is to ensure that agricultural land remains with those who actually cultivate it. The law aims to prevent absentee ownership, speculative transfers, and concentration of land in the hands of non cultivators. Even after purchase, the tenant purchaser does not enjoy unrestricted freedom. He is under a continuing obligation to cultivate the land personally. He cannot deal with the land as he pleases. Any transfer is subject to control by the State.
17. The Supreme Court has drawn a clear and important distinction between transfers made during the lifetime of the owner and transfers made by Will. In a transfer inter vivos, prior sanction of the authority is mandatory. This enables the State to verify whether the proposed transferee is an agriculturist, whether ceiling limits are respected, and whether the object of the Act will be preserved. A Will bypasses this entire process. It operates only after death. No authority gets an opportunity to examine the eligibility of the beneficiary at the relevant time. If such testamentary transfers were permitted during the restricted period, land could easily pass into the hands of strangers or non agriculturists. This would directly defeat the purpose of tenancy legislation. The Supreme Court has, therefore, rejected such an 11 ::: Uploaded on - 18/12/2025 ::: Downloaded on - 18/12/2025 21:34:20 ::: 909-wp11467-2012 with cawst21067-2016.doc interpretation in clear terms.
18. When these principles are applied to the present context, the legal position becomes straightforward. A tenant purchaser who acquires ownership under Section 32G cannot, within ten years from the date of such acquisition, bequeath the land by Will to a person who is not a legal heir by operation of law. Such a Will amounts to an assignment. It takes effect only on the death of the testator. If that death occurs within the prohibited period, Section 43 squarely applies. The statute renders such assignment invalid.
19. The reasoning adopted in the above judgment, therefore, stands on firm legal footing. It is fully aligned with the principles laid down in Vinodchandra Sakarlal Kapadia. Both decisions proceed on the same statutory logic and social purpose. A testamentary disposition is a form of assignment. Section 43 applies to it with full force. The ten year restriction operates as a complete bar during its subsistence. Any Will in favour of a stranger or a person who is not legal representative within that period is legally ineffective.
20. The real issue that, therefore, falls for consideration is whether Section 43 of the MTAL Act operates as a bar against the alleged assignment in favour of the contesting respondent.
21. In the facts of the present case, it is not in dispute that the registered Will was executed in the year 2000. However, in law, a Will does not operate from the date of its execution. It takes effect only upon the death of the testator. Parvatibai expired on 11 March 2016 and, therefore, the so-called assignment under the Will came 12 ::: Uploaded on - 18/12/2025 ::: Downloaded on - 18/12/2025 21:34:20 ::: 909-wp11467-2012 with cawst21067-2016.doc into effect only on that date. It is also an admitted position that the order of the Tribunal, by which Parvatibai derived ownership rights under Section 32-G, was passed in the year 2012. Consequently, when the Will became operative in 2016, a period of ten years had not elapsed from the date on which ownership rights accrued to Parvatibai under the Tribunal's order. During this restricted period, Section 43(1) clearly prohibits assignment of such land in favour of any person other than a legal representative. The contesting respondent claims under the Will and not by operation of law as a legal heir. Such a transfer squarely falls within the mischief of Section 43(1) and is, therefore, expressly barred.
22. The next issue that requires consideration is whether, even otherwise, the contesting respondents can claim the status of legal representatives under Section 15 of the Hindu Succession Act. This necessarily involves examining whether Section 15 applies at all to the facts of the present case.
23. The record clearly shows that Parvatibai derived her rights in the land only through Mahadeo. Mahadeo was the tenant as on 1 April 1957 and on that basis Parvatibai, being his widow, was held entitled to the purchase certificate under Section 32-G of the MTAL Act. Her right in the property, therefore, flows from the property of her husband. In such a situation, succession is governed by Section 15 of the Hindu Succession Act. Clause (1) of Section 15 gives priority to the son, daughter, and husband. It is an admitted position that Parvatibai left behind none of them. In these circumstances, clause (2) of Section 15 comes into operation. Clause (2)(b) specifically provides that where a female Hindu has 13 ::: Uploaded on - 18/12/2025 ::: Downloaded on - 18/12/2025 21:34:20 ::: 909-wp11467-2012 with cawst21067-2016.doc inherited property from her husband and dies without leaving any son or daughter, such property shall devolve upon the heirs of the husband. The registered Will relied upon by the contesting respondent itself records that the petitioners are cousins of Parvatibai's husband. This admission supports the claim that the petitioners fall within the category of heirs of the husband. Once the transfer by Will is rendered ineffective due to the bar under Section 43(1) of the MTAL Act, succession has to follow the statutory mandate under Section 15(2). On the plain application of this provision, the petitioners are entitled to succeed as legal representatives.
24. The conclusion that follows from the above discussion is clear and unavoidable. The petitioners answer the description of legal representatives of deceased Parvatibai and are entitled to succeed to her immovable property. The contesting respondents cannot claim such status either under the Will or under the law of succession. The civil application, therefore, deserves to be allowed.
25. The civil application, accordingly, allowed.
Writ Petition No.11467 of 2012:
26. The writ petition challenges the judgment and order passed by the Maharashtra Revenue Tribunal, by which the Tribunal set aside the concurrent findings recorded by the Agricultural Lands Tribunal and the Sub-Divisional Officer. Those authorities had accepted the rights of the petitioners' predecessor as a tenant as on 1 April 1957. The Tribunal, by reversing those findings, altered the legal position which had stood in favour of the petitioners' 14 ::: Uploaded on - 18/12/2025 ::: Downloaded on - 18/12/2025 21:34:20 ::: 909-wp11467-2012 with cawst21067-2016.doc predecessor.
27. However, the legal position has materially changed in view of the findings recorded while deciding Civil Application (St.) No.21067 of 2016. By that order, the petitioners have been held to be the legal representative of Parvatibai. Once this status is recognised, the consequence is clear. Even if the judgment of the Tribunal is assumed to be correct on merits, the benefit flowing from that judgment cannot be denied to the petitioners. The Tribunal itself directed issuance of a purchase certificate under Section 32-G in favour of Parvatibai. The petitioners, having stepped into her shoes as legal representative, is entitled to succeed to that benefit.
28. In this view of the matter, the writ petition does not require any further adjudication on merits. It is sufficient to declare that the petitioners, being the legal representatives of Parvatibai, are entitled to the purchase certificate directed to be issued under Section 32-G of the MTAL Act.
29. The writ petition is disposed of accordingly.
30. At this stage, learned Advocate for the contesting respondents sought a stay of this order. Having regard to the nature and effect of the order, it is appropriate to grant a limited protection. The operation of this order shall, therefore, remain stayed for a period of six weeks from today.
(AMIT BORKAR, J.) 15 ::: Uploaded on - 18/12/2025 ::: Downloaded on - 18/12/2025 21:34:20 :::