Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashok Ramniklal Mansata vs Chandrakant Girdhardas Mansata And Ors
2026 Latest Caselaw 957 Cal/2

Citation : 2026 Latest Caselaw 957 Cal/2
Judgement Date : 16 February, 2026

[Cites 3, Cited by 0]

Calcutta High Court

Ashok Ramniklal Mansata vs Chandrakant Girdhardas Mansata And Ors on 16 February, 2026

Author: Sugato Majumdar
Bench: Sugato Majumdar
                                         1


OD - 15, 16, 17 & 18

                                  ODER SHEET
                       IN THE HIGH COURT AT CALCUTTA
                        Ordinary Original Civil Jurisdiction
                                ORIGINAL SIDE

                          IA NO. GA/3/2024
                           In CS/212/2019
                     ASHOK RAMNIKLAL MANSATA
                                  Vs
              CHANDRAKANT GIRDHARDAS MANSATA AND ORS.

                          IA NO. GA/4/2024
                           In CS/212/2019
                     ASHOK RAMNIKLAL MANSATA
                                  Vs
              CHANDRAKANT GIRDHARDAS MANSATA AND ORS.

                          IA NO. GA/5/2024
                           In CS/212/2019
                     ASHOK RAMNIKLAL MANSATA
                                  Vs
              CHANDRAKANT GIRDHARDAS MANSATA AND ORS.

                          IA NO. GA/6/2024
                           In CS/212/2019
                     ASHOK RAMNIKLAL MANSATA
                                  Vs
              CHANDRAKANT GIRDHARDAS MANSATA AND ORS.


BEFORE:
The Hon'ble JUSTICE SUGATO MAJUMDAR
Date: 16th February, 2026
                                                                          Appearance:
                                                               Mr. Rupak Ghosh, Adv.
                                                                Mr. Ayan Dutta, Adv.
                                                                   Mr. A. Kundu, Adv.
                                                                   Ms. A. Sarkar, Adv.
                                                                   ...for the Petitioner

                                                        Mr. Debnath Ghosh, Sr. Adv.
                                                             Mr. B. Mukherjee, Adv.
                                                             Mr. A. Chaudhury, Adv.
                                                                 ...for the Defendants.
                                           2


      The Court: GA 5 of 2024 is an application filed by the Plaintiff/Petitioner,

praying for, among others granting exemption from the necessity of substituting the

legal heirs and representatives of the Defendant No. 1 under Order XXII Rule 4 (4) of

the Code of Civil Procedure, 1908.


      Sum and substance of the application is that the Defendant No. 1 expired on

22nd December, 2020. Time to file written statement on behalf of the Defendant

No.1 expired on 19th February, 2020 much prior to the death of the Defendant No. 1.

The proposed legal heirs of the Defendant No. 1 did not make any attempt to implead

themselves in the instant suit in place of the deceased Defendant No.1.


      The Plaintiff/Petitioner made an application for substitution of the Defendant

No.1 on 28/09/2022. A Co-ordinate Bench of the Court in terms of the Order dated

12th September, 2023 dismissed the application. The effect was that the legal heirs of

the Defendant No.1 could not be substituted and the suit remain abated against the

Defendant No.1.


      In this application the Plaintiff/Petitioner pleaded that since Defendant No.1

did not enter into appearance and contest the same by filing written statement, the

latter is entitled to as a matter of right proceed with the instant suit exempting the

legal representatives to be added in terms of Order XXII Rule 4 (4) of the Code of

Civil Procedure, 1908.


      The Defendants filed affidavit-in-opposition against the instant application

objecting to the same. It was contended that the Co-ordinate Bench did not allow the

substitution application as there was delay of 643 days.        The Appellate Court

modified that order. It was further contended that the instant suit was barred under

provision of Section 10 of the CPC and the suit has been abated as a whole. It was

further contended that power under Order XXII Rule 4 (4) of the Code of Civil
                                           3


Procedure, 1908 cannot be exercised once the abatement has occurred in terms of

Order XXII Rule 4 (3) of the Code of Civil Procedure, 1908.          According to the

Defendant/Respondent, the instant application merits summary dismissal.


      Mr. Rupak Ghosh, the Learned Counsel for the Plaintiff/Petitioner argued

firstly, that although the writ of summons had been duly served upon the Defendant

No.1, the latter failed to enter appearance and contest the suit by filing written

statement. This factual matrix opened up a ground for application of Order XXII

Rule 4 (4) of the Code of Civil Procedure, 1908. He further contended that although

a suit may abate on account of death of one of the Defendants and there is no

substitution of his legal heirs, the provisions of Order XXII Rule 4 (4) of the Code of

Civil Procedure, 1908 is still applicable as an exception to the rule. Mr. Ghosh relied

upon T. Gnanavel Vs. T.S. Kanagaraj & Anr. [(2009) 14 SCC 294], Elisa &

Ors. Vs. A. Doss [(1991) SCC OnLine Mad 9].


        Mr. Debnath Ghosh, the Learned Counsel for the Defendant argued firstly

that so far as the Order XXII Rule 4 (4) is concerned, Court may exempt the Plaintiff

from substituting. There is no mandate but discretion is left to the Court as to

whether or not to exempt the Plaintiff from the necessity of substituting the legal

heirs. Use of the word 'may' assumes significance in this perspective. Mr. Ghosh

refers to Sahodara Devi Vs. Govt. of India [(1972) 3 SCC 156] and T.

Gnavavel Vs. T.S. Kangaraj [(2009) 14 SCC 294]. It was argued that on

abatement, caused due to death of the Defendant No.1, the suit automatically abates

under Order XXII Rule 4 (3) of the Code of Civil Procedure, 1908. In case the

Plaintiff seeks for an exemption then the same must be sought before a judgment

/decision is pronounced by a Court in relation to the issue regarding substitution or

exemption and not subsequent to this. Thirdly, it was argued that Order XXII Rule 4

(4) of the Code of Civil Procedure, 1908 can be invoked by a party provided that the
                                                  4


Plaintiff was unaware of the date of death of the Defendant. In the event, the

Plaintiff was aware of the death and has applied for substitution either in the subject

suit or in analogous proceeding or in a connected suit then the Plaintiff is not entitled

to pray for exemption under the said provision. Mr. Ghosh refers to Corporation

of Calcutta Vs. Himansu Sekhar Basu & Ors. [(1985) SCC OnLine Cal

150].


         Both the Learned Counsels distinguished the judgments referred to by each

other.


         I have heard rival submissions.


         Order XXII Rule 4 of the Code of Civil Procedure, 1908 states as follow:


         "4. Procedure in case of death of one of several defendants or
         of sole defendant.

         (1) Where one of two or more defendants dies and the right to sue does
         not survive against the surviving defendant or defendants alone, or a sole
         defendant or sole surviving defendant dies and the right to sue survives,
         the Court, on an application made in that behalf, shall cause the legal
         representative of the deceased defendant to be made a party and shall
         proceed with the suit.


         (2) Any person so made a party may make any defence appropriate to his
         character as legal representative of the deceased defendant.


         (3) Where within the time limited by law no application is made under
         sub-rule (1), the suit shall abate as against the deceased defendant.


         (4) The Court whenever it thinks fit, may exempt the plaintiff from the
         necessity of substituting the legal representatives of any such defendant
         who has failed to file a written statement or who, having filed it, has
         failed to appear and contest the suit at the hearing; and judgment may,
         in such case, be pronounced against the said defendant notwithstanding
                                                5


      the death of such defendant and shall have the same force and effect as if
      it has been pronounced before death took place.

                                            *******

Sub-rule 4 was inserted by Act 104 of 1976 with effect from 1 st February, 1977. On

conjoint reading of sub-rule 3 and sub-rule 4 does not import the concept of mutual

exclusivity. Prior to the abatement, this High Court had amended rule as Order XXII

Rule 4 (4) of the Code of Civil Procedure, 1908 which provided exemption to the

Plaintiff from the necessity of substituting the legal representative of any such

Defendant who had failed to file written statement or had failed to appear in contest

the suit. In Nisit Mohan Chatterjee's case [(1992) SCC OnLine Cal 228] the

Division Bench of the High Court considered the Calcutta High Court abatement as

well as the newly inserted Order XXII Rule 4 of the Code of Civil Procedure, 1908.

"Sub-rule (3) of Rule 4 ended with the following "except as provided in

sub-rule (4) below." the Division Bench held in the case

of Nanigopal v. Panchamn reported in 59 CWN 304, following the

single Bench decision in the case of Sankari

Prasad v. Kanailal reported in 52 CWN 599, that the Order 22 Rule

4(4) was one of the exceptions as mentioned in the Order 22 Rule 4(3)

stated hereinabove and on such basis laid down that no application

under Order 22 Rule 4(4) would be entertained after abatement had

taken place the amendment of Civil Procedure Code, 1976 while

engrafting substantially the provision of Order 22 sub-rules (3) and (4)

as existing prior to amendment made two changes--(i) by deleting the

last part "except as hereinafter provided" and (ii) by substituting the

underlined word 'sees' [ Here printed in italic.] by the word 'thinks.' the

legislature is presumed to know the law. Therefore, the ratio of the

Division Bench decision can be presumed to have been known to it but

notwithstanding such knowledge there was no inclusion of any period

of limitation in the provision of Order 22 Rule 4(4) as it stands now.

Secondly, the deletion of a part of sub-rule (3) above clearly signifies

the legislative intent of doing away with the ratio of the Calcutta

Division Bench that the right to pray for exemption in terms of Order

22 Rule 4(4) as it was adopted by the Calcutta High Court should be

asserted before abatement occurred the consequence of the aforesaid

conclusions is that the present provision of Order 22 Rule 4(4) of the

Code of Civil Procedure has been delibarately made an independent

provision as distinct from one previously operating as an exception

only. There is another reason, which justifies the above conclusion of

ours, and that is the provision of section 97(2)(r) of the Civil Procedure

(Amendment) Act, 1976, which envisages that the amended provision

shall not apply to any order of abatement recorded before the

substitution of the new Order 22 Rule 4. in other words, Order 22 Rule

4(4) as amended would be available, notwithstanding abatement which

is an automatic process not dependent on any order of the Court till an

order of abatement has been recorded. Such new concept is

incompatable with the ratio of the Calcutta Division Bench and the

application for exemption can be made even after abatement has taken

place. Taking into consideration the aforesaid position, we are of the

view that the ratio propounded by the earlier Division Bench of this

Court has been given a go by and can no longer be held to be binding."

(emphasis provided)

In this case, order of abatement had been recorded and that had not been set aside

against the deceased Defendant No.1. Once the suit is abated against the said

Defendant No.1 there is no question of serving, writ of summons on the legal

representatives on the ground that because of abatement no proceeding survived

against the said deceased defendant of against his legal heirs. Had there been scope

to proceed with the suit against the legal heirs of the deceased Defendant No. 1, the

provision of Order XXII Rule 4(4) of the Code of Civil Procedure, 1908 could have

been invoked. That is why the phrase "till an order of abatement has been

recorded" assumes significance. Till abatement is not recorded and till death of a

particular party is not known during pendency of the suit, the provision of Order

XXII Rule 4(4) of the Code of Civil Procedure, 1908 could be resorted to. Here lies

the fine line of distinction. In T.Gnanavel Vs. T.S. Kanagaraj & Anr. [(2009)

14 SCC 294], the Supreme Court of India considered and observed that an

application under Order XXII Rule 4 (4) of the Code of Civil Procedure, 1908 is

available only before the judgment is pronounced and not thereafter.

However, this opens up another question as to whether the suit can be

proceed with, in view of abatement of the same against the deceased Defendant No.

1. Since there is no hearing on this point and no plea had been taken either of the

parties, it is not right to make any comment on this issue but the same shall be

considered at appropriate stage of the proceeding.

The instant application is disposed of accordingly as the suit had been abated

against the deceased Defendant No. 1 and for reasons discussed above.

The suit will appear in the list for hearing of other pending applications on

23rd March, 2026.

(SUGATO MAJUMDAR, J.)

P.A./A.Das

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter