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 5, Cited by 1]

Bombay High Court

Shri Khalil Nabi Patel And Ors. vs Shri Gulam Hussain Sharfuddin Patel And ... on 10 January, 2003

Equivalent citations: 2003(2)BOMCR479, 2003(2)MHLJ991

Author: D.G. Karnik

Bench: D.G. Karnik

JUDGMENT
 

D.G. Karnik, J. 
 

1. Heard learned counsel for the parties.

2. The appellants herein filed a suit against the respondents bearing Special Civil Suit No. 847 of 1993 in the Court of the Civil Judge, Senior Division, Thane. Under Clause 13, of the plaint, the suit was valued for the purpose of Court Fees and Court's Jurisdiction at Rs. 1,90,000/-.

3. In the suit, the appellants filed an application for interim injunction to restrain the respondents from disposing of or creating any third party interests in the suit property till the decision of the suit. By the impugned judgment and order dated 6th July, 1984 the learned Civil Judge, Senior Division, Thane dismissed the application for interim relief.

4. Section 106 of the Code of Civil Procedure, 1908 reads thus:-

"What courts to hear appeals:
Where an appeal from any order is allowed, it shall lie to the Court to which an appeal would lie from the decree in the suit in which such order was made, or where such order is made by a court (not being a High Court) in the exercise of appellate jurisdiction then to the High Court.

5. It is thus, clear that an appeal against the interim order passed by a court would lie to the court to which an appeal would lie from the decree passed by it. In Tukaram Pandurang Gaikwad v. Smt. Hababi Eabumiya Shaikh (F.A. No. 411 of 1983 decided on 16th December 1999) this court has held that in view of the amendment of Section 26 of the Bombay Civil Courts Act, 1869 by the Maharashtra Act, III page 99, all appeals against the decrees in the suits valued up to Rs. 2,00,000/- shall lie to the District Court and that the amendment applies even to the pending appeals. Thus, all appeals against interlocutory orders filed under Section 104 or Order 43 of the Code of Civil Procedure, in the suits which are valued upto Rs. 2,00,000/- for the purpose of Court's Jurisdiction would lie to the District Court. This applies even to pending appeals, which would have to be sent to the District Court for disposal in accordance with law.

6. Accordingly, office is directed to remit the appeal along with the records and proceedings to the District Court, Thane, which shall register the appeal immediately. The learned District Judge or any Judge to whom the appeal may be assigned by him shall hear and decide it in accordance with law. In view of the fact that the appeal is old and was pending in this court for a number of years, it shall be heard and disposed of by the District Court as expeditiously as possible and preferably within a period of six months from the date of receipt of the records from this court.