Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bisahu Ram vs Duwasiya Bai
2026 Latest Caselaw 481 Chatt

Citation : 2026 Latest Caselaw 481 Chatt
Judgement Date : 14 March, 2026

[Cites 2, Cited by 0]

Chattisgarh High Court

Bisahu Ram vs Duwasiya Bai on 14 March, 2026

YOGESH Digitally signed by
       YOGESH TIWARI

TIWARI Date: 2026.03.14
       17:39:11 +0530




                                                            1




                                   HIGH COURT OF CHHATTISGARH, BILASPUR


                                               NATIONAL LOK ADALAT


                        Judge - Lok Adalat : Hon'ble Mr. Justice Amitendra Kishore Prasad
                               Member-Lok Adalat : Mr. Apoorva Tripathi, Advocate

                                                  SA No. 192 of 2017


                        1 - Bisahu Ram S/o Late Dev Singh Patel, Aged About 53 Years
                        2 - Vishvnath S/o Late Dev Singh Patel, Aged About 48 Years
                        3 - Vishnu S/o Late Dev Singh Patel, Aged About 45 Years
                        4 - Sukhnath S/o Late Dev Singh Patel, Aged About 41 Years
                        5 - Sukhnandan S/o Late Dev Singh Patel, Aged About 35 Years
                        6 - Smt. Anjora Bai W/o Late Dev Singh Patel, Aged About 60 Years
                        No.1 to 6 R/o Village Lokhandi, Police Station- Koni, Tahsil- Takhatpur,
                        Civil And Revenue District- Bilaspur, Chhattisgarh, Mo.No. 7697593054
                        7 - Smt. Char Bai W/o Ramkumar Patel, Aged About 40 Years D/o Late
                        Dev Singh Patel, R/o Kabrakanpa, Police Station And Tahsil Takhatpur,
                        Civil And Revenue District Bilaspur, Chhattisgarh, Mo. No. 9691868012
                        8 - Muniya Bai W/o Horiram, Aged About 32 Years D/o Late Dev Singh
                        Patel, R/o Bawli, Police Station And Tahsil Pathariya, Civil District
                        Bilaspur, Revenue District Mungeli, Chhattisgarh, Mo.No. 9691868012
                                                                                   ... Appellants
                                                        versus
                        1 - Duwasiya Bai D/o Late Mahesh Ram, Aged About 45 Years R/o
                        House No.768, Deendayal Colony, Mangla, Police Station Civil Lines,
                        Tahsil Civil And Revenue District Bilaspur, Chhattisgarh
                                    2

2 - Duwasa Bai D/o Late Mahesh Ram, Aged About 45 Years R/o
Karhibazar Oteband, Police Station And Tahsil Bhatapara, Civil And
Revenue District Balodabazar-Bhatapara, Chhattisgarh
3 - Chhoturam Patel S/o Late Chatur Patel, Aged About 70 Years R/o
Satauna, Police Station Kota, Tahsil Balgahna, Civil And Revenue
District Bilaspur, Chhattisgarh
4 - Smt. Shyam Bai W/o Mangal Prasad, Aged About 45 Years D/o
Chhoturam Patel, R/o Khongsara, Police Station Kota, Tahsil Belgahna,
Civil And Revenue District Bilaspur, Chhattisgarh
5 - Kanhaiya Patel S/o Chhoturam Patel, Aged About 42 Years R/o
Satauna, Police Station Kota, Tahsil Balgahna, Civil And Revenue
District Bilaspur, Chhattisgarh
6 - Smt. Shanti Bai W/o Late Shyam Singh Patel, Aged About 36 Years
R/o Satauna, Police Station Kota, Tahsil Balgahna, Civil And Revenue
District Bilaspur, Chhattisgarh
7 - Manishankar Patel S/o Late Shyam Singh Patel, Aged About 15
Years
8 - Ku. Manisha Patel D/o Late Shyam Singh Patel, Aged About 13
Years
No.7 and 8 Through Next Friend Mother Smt. Shanti Bai, Aged About
36 Yeard, W/o Late Shyam Singh Patel, R/o Satauna, Police Station
Kota, Tahsil Balgahna, Civil And Revenue District Bilaspur, Chhattisgarh
9 - Sham Patel S/o Chhoturam Patel, Aged About 38 Years R/o
Satauna, Police Station Kota, Tahsil Balgahna, Civil And Revenue
District Bilaspur, Chhattisgarh
10 - Smt. Teejmati W/o Tikaram Patel, Aged About 36 Years D/o
Chhoturam Patel, R/o Nayapara, Police Station Kota, Tahsil Takhatpur,
Civil And Revenue District Bilaspur, Chhattisgarh
11 - Teejram Patel S/o Chhoturam Patel, Aged About 34 Years R/o
Satauna, Police Station Kota, Tahsil Balgahna, Civil And Revenue
District Bilaspur, Chhattisgarh
12 - Ganesh (Died ) Through Lrs As Per Hon'ble Court Order Dated 11-
03-2026
                                    3

12.1 - Smt. Sham Bai W/o Late Ganesh Ram Aged About 65 Years
12.2 - Aaju Ram S/o Late Ganesh Ram Aged About 40 Years
12.3 - Raju S/o Late Ganesh Ram Aged About 35 Years
No.1 to 3 R/o village Karhibazar Oteband, Police Station and Tahsil
Bhatapara, Civil & Revenue District Balodabazar-Bhatapara (C.G.)
12.4 - Rajwantin Bai D/o Late Ganesh Ram W/o Fagu Ram Aged About
33 Years
12.5 - Rajim Bai D/o Late Ganesh Ram W/o Harichand Aged About 31
Years
No.4 and 5 R/o Village Kapri, Police Station And Tahsil Bhatapara Civil
And Revenue District- Balodabazar- Bhatapara (C.G.)
13 - Narehs S/o Late Phool Singh, Aged About 53 Years
14 - Ganeshiya D/o Late Phool Singh, Aged About 50 Years
15 - Nirasiya D/o Late Phool Singh, Aged About 48 Years
16 - Jeera (Deleted) As Per Hon'ble Court Order Dated 11-03-2026
No. 12 to 16 R/o Karhibazar Oteband, Police Station And Tahsil
Bhatapara,     Civil   And   Revenue   District   Balodabazar-Bhatapara,
Chhattisgarh
17 - Aghoriram (Deleted) As Per Hon'ble Court Order Dated 11-03-2026
18 - Chaman S/o Aghoriram, Aged About 65 Years
19 - Amru S/o Aghoriram, Aged About 62 Years
20 - Amrit S/o Aghoriram, Aged About 58 Years
No. 17 to 20 R/o Village Lokhandi, Police Station- Koni, Tahsil-
Takhatpur, Civil And Revenue District- Bilaspur, Chhattisgarh
21 - Amrautin Bai W/o Aghoriram, Aged About 55 Years D/o
Ghajarharam, R/o Village Konchara, Police Station Kota, Tahsil
Belgahna, Civil And Revenue District Bilaspur, Chhattisgarh
22 - Sumrautin Bai W/o Jhangluram, Aged About 52 Years R/o Village
Lokhandi, Police Station- Koni, Tahsil- Takhatpur, Civil And Revenue
District- Bilaspur, Chhattisgarh
23 - Roopautin Bai W/o Sawan Singh, Aged About 50 Years R/o
Dholmahua, Police Station Kota, Tahsil Belgahna, Civil And Revenue
District Bilaspur, Chhattisgarh
                                      4

24 - Tirith Bai (Deleted) As Per Hon'ble Court Order Dated 11-03-2026
25 - Sukhram S/o Mayaram, Aged About 56 Years R/o Ghutku, Police
Station Koni, Tahsil Takhatpur, Civil And Revenue District Bilaspur,
Chhattisgarh
26 - Smt. Sukhrajiya D/o Mayaram, Aged About 50 Years R/o
Donasagar, Police Station Ratanpur, Tahsil Kota, Civil And Revenue
District Bilaspur, Chhattisgarh
27 - Pardeshi S/o Heera Singh, Aged About 36 Years
28 - Videshi S/o Heera Singh, Aged About 30 Years
No.27 & 28 R/o Lokhandi, Police Station Koni, Tahsil Takhatpur, Civil
And Revenue District Bilaspur, Chhattisgarh
29 - State Of Chhattisgarh, Through Collector Bilaspur, Police Station
Civil Lines, Tahsil, Civil And Revenue District Bilaspur, Chhattisgarh
                                                          ... Respondents

(Cause-title taken from Case Information System) For Appellants : Mr. Ratnesh Kumar Agrarwal, Advocate For State : Mr. Ujjawal Choubey, P.L. For Respective Respondents : Ms. Shraddha Mishra, Advocate

AWARD (Passed on 14.03.2026)

1. The present second appeal has been filed against the judgment

and decree dated 28.02.2017 passed by the learned Second

Additional District Judge, Bilaspur, District Bilaspur (C.G.) in Civil

Appeal No. 24-A/2016 between Bisahu Ram & others Vs.

Duwasiya Bai & others (Annexure A/1), which arises out of the

judgment and decree dated 14.03.2016 passed by the learned

10th Civil Judge Class-II, Bilaspur, District Bilaspur (C.G.) in Civil

Suit No. 283-A/2015 between the same parties (Annexure A/2).

2. It is submitted that the parties to the present appeal are close

family members, and the dispute giving rise to the present

proceedings has been amicably settled through a family

settlement between them. As per the terms of the said settlement,

respondent No.1 - Duwasiya Bai has agreed to declare the

questioned property in favour of the appellants, and in lieu thereof

she has also agreed to receive other property from the appellants

towards her equal share. They have already filed an application

under Order 23 Rule 3 of the CPC along with compromise deed

dated 11.09.2025, before this Court.

3. In view of the aforesaid settlement and mutual compromise

arrived at between the parties, the dispute involved in the present

appeal stands amicably resolved to the full satisfaction of the

parties. The settlement has been entered into voluntarily and with

the free consent of the parties, in order to put an end to the long-

standing litigation and to maintain peace and harmony within the

family. Consequently, no dispute now survives between the parties

with regard to the subject matter of the present appeal

4. Accordingly, the appeal stands disposed of in terms of the

compromise arrived at between the parties.

                           Sd/-                              Sd/-
              (Amitendra Kishore Prasad)              (Apoorva Tripathi)
                  Judge - Lok Adalat                 Member - Lok Adalat
               High Court of Chhattisgarh          High Court of Chhattisgarh


Yogesh
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter