Monday, 13, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Madan Lal Modi (Abated) Through Legal ... vs Raj Kumar Modi
2026 Latest Caselaw 844 Chatt

Citation : 2026 Latest Caselaw 844 Chatt
Judgement Date : 23 March, 2026

[Cites 27, Cited by 0]

Chattisgarh High Court

Madan Lal Modi (Abated) Through Legal ... vs Raj Kumar Modi on 23 March, 2026

                                                         1




                                                                            2026:CGHC:13850

                                                                                         NAFR


                                HIGH COURT OF CHHATTISGARH AT BILASPUR
                                      (Judgment Reserved on 27/01/2026)
                                      ( Judgment Delivered on 23/03/2026)
                                     (Judgment Uploaded on 23/03 /2026)
                                                     FA No. 3 of 2023

                     1.   Madan Lal Modi (Abated) Through Legal Representatives
                     1a. Hari Prasad Modi (S/o Madan Lal Modi) (Dead) Through Lrs.
                     1a(i) Smt. Shakuntala Modi W/o Hari Prasad Modi Aged About 75 Years
                          R/o Main Road, Korba (Chhattisgarh)
                     1.a(ii) Anand Modi S/o Hari Prasad Modi Aged About 45 Years R/o Main
                           Road, Korba (Chhattisgarh
                     1a(iii) Sapna Agrawal W/o Ashok Agrawal Aged about 59 Years, Address-
                           D 101, Maruti Lifestyle Mohaba Bazar, Behind RK Mall Raipur, District
                           Raipur, C.G. 492001
                     1a(iv) Pramila Agrawal, W/o Kailash Agrawal, Aged about 56 Years,
                          Address- Grihsthi Super Bazar, Marwahi Road Pendra District GPM,
                          C.G.
                     1.a(v) Mamta Agrawal, W/o Kundan Agrawal, Aged about 53 Years,
                          Address H No.308, Mahoba Bazar Road, Raipur, District Raipur, C.G.
                          492001
                     1a(vi) Arti Gupta, W/o Narendra Gupta, Aged about 50 Years, Address - E
                          - 541, 28, East Block, Near Radha Krishna Mandir, Samta Colony,
                          Raipur, District Raipur, C.G. 492001
                     1b. Murli Dhar Modi, S/o Madan Lal Modi (Dead) Through Lrs.
                     1b (i) Govind Modi S/o Murli Dhar Modi Aged About 54 Years R/o Main
                          Road, Korba (Chhattisgarh)
                     1b(ii) Rajesh Modi S/o Murli Dhar Modi Aged About 50 Years R/o Main
                          Road, Korba (Chhattisgarh)
                     1b(iii) Anjana Mittal W/o Krishna Gopal Mittal, Aged about 56 Years,
                          Address- Ambikapur Road, Mohalain Bhanta, Ward No.7, Korba, Dist.
                          Korba C.G. 495445
         Digitally
ASHUTOSH signed by
MISHRA   ASHUTOSH
         MISHRA
                                     2
1c Badri Prasad Modi S/o Madan Lal Modi Aged About 72 Years R/o Main
    Road, Korba (Chhattisgarh
1d Kailash Chand Modi, (Died), Through Lrs As Are Honble Court Order
   Dated 06-09-2024
1d(i) Smt. Sharda Modi W/o Late Kailash Chand Modi, Aged About 64
     Years R/o Main Road Korba (C.G.)
1d(ii) Gopal Modi S/o Late Kailash Chand Modi, Aged About 37 Years R/o
     Main Road Korba (C.G.)
1.d(iii) - Monika Modi D/o Late Kaikash Chand Modi Aged About 33 Years
     R/o Main Road Korba (C.G.)
1.d(iv) - Tripti Agrawal D/o Late Kailash Chand Modi W/o Ventesh Agrawal
     Aged About 39 Years R/o Vinoba Nagar Bilaspur, (C.G.)
1e Santosh Kumar Modi S/o Madan Lal Modi Aged About 62 Years R/o
   Main Road, Korba (Chhattisgarh)
     All are R/o Main Road Korba (Chhattisgarh)
                                                          --- Appellants

                                 versus

1.   Raj Kumar Modi Adoptive Father Shri Prakash Chandra Modi Aged
     About 58 Years R/o Main Road, Korba, Tehsil and District Korba, C.G.
2.   Smt. Abhilasha Mati D/o Shri Prakash Chandra Modi Aged About 49
     Years R/o Korba, Tehsil and District Korba, Post Office Korba (C.G.)
3.   Ashok Kumar Modi S/o Shri Kishan Lal Modi Aged About 65 Years
     Caste Agrawal, Occupation Business, R/o Main Road, Korba, Tehsil
     And District Korba, Post Office Korba (C.G.)
4.   Sanjay Kumar Modi S/o Shri Kishan Lal Modi Aged About 58 Years
     Caste Agrawal, Occupation Business, R/o Main Road, Korba, Tehsil
     And District Korba, Post Office, Korba (C.G.)
5.   Raja Modi S/o Shri Kishan Lal Modi Aged About 48 Years Caste
     Agrawal, Occupation Business, R/o Main Road, Korba, Tehsil And
     District Korba, Post Office Korba (C.G.)
6.   Smt. Rajkumari Devi D/o Shri Kishan Lal Modi Aged About 73 Years
     W/o Shri Ganesh Prasad Agrawal, Caste Agrawal, R/o Asharam
     Govind Ram, Sadar Bazaar Raigarh (C.G.)
7.   Smt. Vijay Laxmi Goenka D/o Shri Kishan Lal Modi Aged About 70
     Years W/o Shri Omprakash Goenka, Caste Agrawal, R/o Gudyari,
     Raipur (C.G.)
8.   Smt. Meera Goenka D/o Shri Kishan Lal Modi Aged About 68 Years
     W/o Shri Anjani Kumar Goenka, Caste Agrawal, Occupation
     Housewife, R/o Samta Colony, Raipur (C.G.)
                                    3
9.   Smt. Asha Bansal D/o Shri Kishan Lal Modi Aged About 66 Years W/o
     Shri Sudhir Bansal, Caste Agrawal, Occupation Housewife, R/o Durg
     (C.G.)
10. Smt. Shyama Agrawal D/o Shri Kishan Lal Modi Aged About 62 Years
    W/o Shri Pradeep Kumar Agrawal, Address C/o Dr. Ankita Tibrewal,
    Ipgmer And Sskm Hospital, 244, Acharya Jagdish Chandra Bose
    Road, Gokhel Road, Bhowanipore, Kolkata, West Bengal 700020.
11. Smt. Meena Agrawal D/o Shri Kishan Lal Modi Aged About 60 Years
    W/o Shri Dilip Kumar Agrawal, Caste Agrawal, R/o Plot No. Bl/8,
    Revenue Plot No. 494(P) Kalunga, Industrial Estate, Beldih, Rourkela
    Distt. Sundergarh (Odisha) 770031.
12. Smt. Manju Agrawal D/o Shri Kishan Lal Modi Aged About 58 Years
    W/o Shri Anil Kumar Agrawal, R/o Jawahar Nagar, Raipur (C.G.)
13. Smt. Sangeeta Agrawal D/o Shri Kishan Lal Modi Aged About 55
    Years R/o Plot No. Bl/8, Revenue Plot No. 494(P) Kalunga, Industrial
    Estate, Beldih, Rourkela Dist. Sundergarh (Odisha) 770031.
14. Smt. Ginni Bai (Dead Through Lrs.) W/o Shri Chandrabhan
    Bhopalpuriya, D/o Smt. Laxmi Devi Modi.
14 a. Smt. Gita Devi Agrawal W/o Late Gajanand Agrawal (S/o Ginni Bai)
    Aged About 70 Years R/o Gajanand Medical Store, Main Road Naila
    Tehsil And District Janjgir-Champa (C.G.)
14 b - Rishi Kumar Agrawal S/o Late Chandrabhan Agrawal Aged About
    70 Years Chandrabhan Rishi Kumar Medical Store Kachari Chowk,
    Naila Tehsil And District Janjgir-Champa (C.G.)
14 c - Naresh Kumar Agrawal S/o Late Chandrabhan Agrawal Aged About
    58 Years R/o Gajanand Medical Store, Main Road, Naila Tehsil And
    District Janjgir-Champa (C.G.)
14d - Tara Agrawal D/o Late Chandrabhan Agrawal Aged About 55 Years
    R/o Kanha Store, Main Road Jamnipalli, Darri, Korba, District Korba
    (Chhattisgarh)
15. Smt. Narmadi Bai, Widow Shri Rekhchandra, D/o Smt. Laxmi Devi
    Modi,(Dead Through Legal Representatives)
15 (a) Pawan Agrawal S/o Shri Rekhchandra Agrawal R/o Near Sati
    Mandir, Birmitrapur Dist. Sundergarh (Orissa).
15 (b) Vimla Agrawal S/o Shri Rekhchandra Agrawal R/o Near Sati Mandir,
    Birmitrapur Dist. Sundergarh (Orissa)
15 (c) Smt. Prema Argawal D/o Shri Rekhachandra Agrawal W/o Shri
    Gopal Agrawal, R/o Near Sati Mandir, Birmitrapur Dist. Sundergarh
    (Orissa)
15 (d) Smt. Shuleela Agrawal D/o Shri Rekhchandra Agrawal R/o Near
    Sati Mandir, Birmitrapur Dist. Sundergarh (Orissa)
                                    4
15 (e) Smt. Lalita Agrawal D/o Shri Rekhchandra Agrawal R/o Near Sati
    Mandir, Birmitrapur, Dist. Sundergarh (Orissa)
15 (f) Smt. Santosh Agrawal D/o Shri Rekhchandra Agrawal R/o Near Sati
     Mandir, Birmitrapur Dist. Sundergarh (Orissa)
15 (g) Smt. Saroj Agrawal D/o Shri Rekhchandra Agrawal R/o Near Sati
    Mandir, Birmitrapur, Dist. Sundergarh (Orissa)
16. Smt. Savitri Devi Agrawal (Dead Through Her Legal Representatives)
    Widow Of Shri Ploolchandra Agrawal, D/o Laxmi Devi Modi,
16(a) Smt. Madhu Agrawal W/o Late Shri Shiv Agrawal (S/o Savitri Devi)
    R/o Jugal Paan Masala, Near Saptdeo Mandir, Main Road, Korba,
    Tehsil And District Korba (C.G.)
16(b) Jugal Agrawal S/o Late Shri Ploolchandra Agrawal R/o Jugal Paan
    Masala, Near Saptdeo Mandir, Main Road, Korba, Tehsil And District
    Korba (C.G.)
16(c) Shiv Agrawal S/o Late Shri Phool Chandra Agrawal R/o Jugal Paan
    Masala, Near Saptdeo Mandir, Main Road, Korba, Tehsil And District
    Korba (C.G.
16(d) Smt. Omi Agrawal D/o Savitri Devi W/o Shri Satyanarayan, R/o In
    Front Of Masjid, Akaltara, Tehsil Akaltara, District Janjgir-Champa
    (C.G.)
16(e) Smt. Santosh Agrawal W/o Shri Mohan Agrawal (S/o Savitri Devi),
    R/o Agrasen Mohalla Baluda Road, Akaltara, Tehsil Akaltara, District
    Janjgir-Champa (C.G.)
17. Radheshyam (Dead Through His Legal Representatives) S/o Shri
    Dhanraj,
17(a) Smt. Chanda Devi W/o Late Shri Radeshyam Modi Aged About 74
    Years R/o Champa, District Janjgir (C.G.)
17(b) Anil Kumar Modi S/o Late Shri Radheshyam Modi Aged About 58
    Years R/o Champa, District Janjgir (C.G.)
17(c) Pawan Kumar Modi S/o Late Shri Radheshyam Modi Aged About 56
    Years R/o Champa, District Janjgir (C.G.)
17(d) Vinod Kumar Modi S/o Late Shri Radheshyam Modi Aged About 51
    Years R/o Champa, District Janjgir (C.G.)
17(e) Smt. Sarita Agrawal S/o Shri Suresh Agrawal Aged About 54 Years
    D/o Late Shri Radheshyam Modi, R/o Umraroad Kharsiya, District
    Raigarh (C.G.)
17(f) Smt. Shobha Agrawal W/o Shri Rajesh Agrawal Aged About 49 Years
     D/o Late Shri Radheshyam Modi, R/o Budhwari Bazar, Post Sakti,
     District Janjgir-Champa (C.G.)
                                    5
18. Dwarika Das (Dead Through His Legal Representatives) S/o Shri
    Janki Das, Occupation Business
18 (A) Bisambhar Lal (Dead Through His Legal Representative) S/o Shri
    Dwarika Das Aged About 28 Years
18(A)(a)Smt. Geeta Devi Modi W/o Late Shri Prasad Modi Aged About 70
    Years R/o Raj Kamal Stores, Main Road, Korba, Tehsil And District
    Korba (C.G.)
18(A) (b) Smt. Vidhya Agrawal W/o Shri Ashok Agrawal Aged About 57
    Years D/o Late Shri Vishambhar Prasad Modi, R/o Swaraj Cycle
    Stores, Mahanadi Complex, Niharika Kosabadi, Korba, Tehsil and
    District Korba (C.G.)
18(A)(c) Rajkumar Modi S/o Late Shri Vishambhar Prasad Modi Aged
    About 55 Years R/o Rajkamal Stores, Main Road Korba, Tehsil And
    District Korba (C.G.)
18(A)(d)Rakesh Kumar Modi S/o Late Shri Vishambhar Prasad Modi Aged
    About 51 Years R/o Rajkamal Stores, Main Road Korba, Tehsil And
    District Korba (C.G.)
18(A) (e)Vinay Kumar Modi S/o Late Shri Vishambhar Prasad Modi Aged
    About 47 Years R/o Rajkamal Stores, Main Road Korba, Tehsil And
    District Korba (C.G.)
18(A) (f) Smt. Shweta Agrawal W/o Shri Madhukant Agrawal Aged About
    43 Years D/o Late Shri Vishambhar Prasad Modi, R/o Rishi Colony,
    Dayalbandh, Bilaspur, Tehsil And District Bilaspur (C.G.)
19. Bhagwan Das Modi S/o Shri Dwarika Das Aged About 72 Years
    Occupation Business, R/o Vidhyarti Book Depot, Agrasen Chowk,
    Main Road Korba, Tehsil And District Korba (C.G.) 495677
20. Sushil Kumar S/o Shri Radheshyam Aged About 59 Years R/o
    Champa, Tehsil Champa, District Janjgir-Champa (C.G.)
                                                      --- Respondents

1. Smt. Geeta Devi Modi W/o Late Bishambhar Prasad Modi Aged About 55 Years R/o Rajkamal Stores, Main Road Korba, District Korba Chhattisgarh

2. Smt. Vidya Agrawal W/o Shri Ashok Agrawal Aged About 38 Years D/o Late Bishambhar Prasad Modi, R/o Swaraj Cycle Stores, Mahanadi Comple Niharaka Kosabadi Korba, District Korba Chhattisgarh

3. Shri Rajkumar Modi S/o Late Bhishambhar Prasad Modi Aged About 36 Years R/o Rajkamal Stores, Main Road Korba, District Korba Chhattisgarh

4. Rakesh Kumar Modi S/o Late Bhishambhar Prasad Modi Aged About 34 Years R/o Rajkamal Stores, Main Road Korba, District Korba Chhattisgarh

5. Vinay Kumar Modi S/o Late Bishambhar Prasad Modi Aged About 30 Years R/o Rajkamal Stores, Main Road Korba, District Korba Chhattisgarh

6. Smt. Sweta Agrawal W/o Shri Madhukant Agrawal Aged About 28 Years D/o Late Bishambhar Prasad Modi R/o Rishi Colony, Dayalbandh Bilaspur, District Bilaspur Chhattisgarh

--- Appellants

versus

1. Prakash Chand Modi (Dead) Through Lrs 1 (a) Raj Kumar Modi, Adopted S/o Prakash Chand Modi Aged About 25 Years R/o Main Road Korba, Tehsil And District Korba, Chhattisgarh

(b) Smt. Abhilasha Modi D/o Prakash Chand Modi Aged About 26 Years R/o Main Road Korba, Tehsil And District Korba, Chhattisgarh

(c) Smt. Ganga Devi Modi Wd./o Late Prakash Chand Modi Aged About 50 Years R/o Main Road Korba, Tehsil And Post District Korba, Chhattisgarh

2. Kishan Lal Modi (Dead) Through Lrs 2( a) Ashok Lal Modi S/o Late Kishan Lal Modi Aged About 42 Years Cast Agrawal, Occupation Business, R/o Main Road Korba, Tahsil Post And District Korba Chhattisgarh., District : Korba, Chhattisgarh.

(b) Sanjay Kumar Modi S/o Late Kishan Lal Modi Aged About 53 Years , Caste Agrawal, Occupation Business,R/o Main Road Korba, Tehsil And Post District Korba, Chhattisgarh.

(c) Raja Modi S/o Late Kishan Lal Modi Aged About 24 Years Occupation Business, R/o Main Road Korba, Tehsil And Post District Korba, Chhattisgarh

(d) Smt. Rajkumari Devi D/o Late Kishan Lal Modi Aged About 47 Years W/o Ganesh Prasad Agrawal R/o Sadar Bazar, Raigarh, District Raigarh Chhattisgarh

(e) Smt. Vijay Laxmi Goyanka D/o Late Kishan Lal Modi Aged About 45 Years W/o Om Prakash Goyanka, Caste Agrawal, R/o Gadiyari, Raipur, District Raipur, Chhattisgarh

(f) Smt. Meera Goyanka D/o Late Kishan Lal Modi Aged About 43 Years W/o Anjani Kumar Goyanka, R/o Samta Colony, Raipur, District Raipur, Chhattisgarh

(g) Smt. Asha Bansal D/o Late Kishan Lal Modi Aged About 37 Years W/o Sudhir Bansal R/o Durg, New Address Main Road Korba, Tehsil And District Korba Chhattisgarh

(h) Smt. Shyama Agrawal D/o Late Kishan Lal Modi Aged About 35 Years W/o Pradeep Kumar Agrawal, R/o Tatanagar, Jharkhand , New Address Main Road Korba, Teshil And District Korba Chhattisgarh

(i) Smt. Meena Agrawal D/o Late Kishan Lal Modi Aged About 30 Years W/o Dilip Kumar Agrawal, R/o Raurkela, Orissa, New Address Main Road Korba, Tehsil And District Korba, Chhattisgarh

(j) Smt. Manju Agrawal D/o Late Kishanlal Modi Aged About 29 Years W/o Anil Kumar Agrawal, R/o Jawahar Nagar, Raipur, Chhattisgarh

(k) Smt. Sangeeta Agrawal D/o Late Kishan Lal Modi Aged About 26 Years R/o Raurkela (Orissa), Orissa, New Address Main Road Korba, Tehsil And District Korba, Chhattisgarh., District : Korba, Chhattisgarh

3. Smt. Ginni Bai W/o Chandrabhan Bhopalpuriya D/o Smt. Laxmi, Devi Modi, R/o Gajanan Medical Store, Naila, Tehsil And District Janjgir Champa Chhattisgarh.(Abated).

4. Smt. Narmadi Bai (Dead) Through Lrs 4 (a) Pawan Agrawal S/o Rekhchand Agrawal Aged About 45 Years R/o Biramitrapur, District Sundergarh Orrisa

(b) Vimla Agrawal D/o Rekhchand Agrawal Aged About 42 Years R/o Biramitrapur, District Sundergarh Orissa

(c) Smt. Prema Agrawal D/o Rekhchand Agrawal Aged About 40 Years W/o Gopal Agrawal R/o Biramitrapur, District Sundergarh, Orissa

(d) Sushila Agrawal D/o Rekhchand Agrawak Aged About 38 Years R/o Biramitrapur, District Sundergarh, Orissa

(e) Smt. Lalita Agrawal D/o Rekhchand Agrawal Aged About 35 Years R/o Biramitrapur, District Sundergarh, Orissa

(f) Smt. Santosh Agrawal D/o Rekhchand Agrawal Aged About 33 Years R/o Biramitrapur, District Sundergarh

(g) Smt. Saroj Agrawal D/o Rekhchand Agrawal Aged About 30 Years R/o Biramitrapur, District Sundergarh, Orissa

5. Smt. Madhu Agrawal Wd/o Ramavtar Agrawal R/o Jugal Betel Center, Near Saptdev Temple Main Road Korba, Tahsil And district Korba Chhattisgarh.

6. Puranchand (Dead) Through Lrs 6 (a) Jugal Agrawal S/o Late Puran Chand Agrawal R/o Jugal Betel Center, Near Saptdev Temple, Main Road Korba Tahsil And District Korba Chhattisgarh.

(b) Shiv Agrawal S/o Late Puran Chand Agrawal R/o Jugal Betel Center, Near Saptdev Temple, Main Road, Korba, Tashil And District Kroba Chhattisgarh.

7. Smt. Omi Agrawal W/o Satyanarayan R/o Infront Of Majid Akaltara, Tahsil Akaltara, District Janjgir Champa Chhattisgarh.

8. Smt. Santosh Agrawal W/o Mohan Agrawal R/o Agrasen Ward, Baloda Road, Akaltara, Tahsil Akaltara, District Janjgir Champa Chhattisgarh.

9. Radhe Shyam Modi (Dead) Through Lrs 9(a) Smt. Chanda Devi Wd/o Late Radhe Shyam Modi, Aged About 65 Years Champa, District Janjgir Champa, Chhattisgarh.

(b) Anil Kumar Modi S/o Late Radhe Shyam Modi Aged About 45 Years R/o Champa, District Janjgir Champa Chhattisgarh., District : Janjgir- Champa, Chhattisgarh.

(c) Pawan Kumar Modi S/o Late Radhe Shyuam Modi Aged About 45 Years R/o Champa, District Janjgir Champa Chhattisgarh., District :

Janjgir-Champa, Chhattisgarh.

(d) Vinod Kumar Modi S/o Late Radhe Shyam Modi Aged About 42 Years R/o Champa, District Janjgir Champa Chhattisgarh., District : Janjgir- Champa, Chhattisgarh.

(e) Smt. Sarita Agrawal D/o Late Radhe Shuam Modi Aged About 40 Years W/o Suresh Agrawal, R/o Umra Road, Kharsia, District Raigarh, Chhattisgarh., District : Raigarh, Chhattisgarh.

(f) Smt. Shoba Agrawal D/o Late Radhe Shyam Modi Aged About 36 Years W/o Rajesh Agrawal, R/o Budwari Bazar, Sakti, District Janjgir Champa Chhattisgarh., District : Janjgir-Champa, Chhattisgarh

10. Sushil Kumar S/o Radhe Shyam Aged About 44 Years R/o Champa, Tahsil Janjgir, District Bilaspur, Present District Janjgir Champa, Chhattisgarh

11. Bhagwan Das S/o Late Dwarika Das Aged About 67 Years At Present Occupation Business, R/o Korba, Tahsil Khatgora, District Bilaspur, Present District Korba Chhattisgarh., District : Korba, Chhattisgarh

--- Respondents

For appellants in FA : Mr. Ravish Agrawal, Sr. Advocate with Mr. No.3 of 2023 Sankalp Kochar, Advocate.

For respondents No.4 & :

7 in FA No.3 of 2023 Mr. Prafull N. Bharat, Sr. Advocate; Mr.

Manoj Paranjpe, Senior Advocate along with Mr. Siddharth Shukla & Mr. Arpan Verma, Advocates For Respondent No.5 in : Mr. Pushp Kumar Gupta, Advocate

For Respondent No.12 : Mr. Sourabh Mahant, Advocate

For Respondent No.13 : Mr. Rakesh Singh, Ms. Priyanshi Keshari in FA No.3 of 2023 and Mr. Prakant Sethi, Advocates For Respondent No.18a : Mr. Parag Kotecha, Advocate

For Respondent No.19 : Mr. Shailendra Bajpai, Advocate

For appellants in FA No. Ms. Priya Mishra, Advocate on behalf of Dr. 206 of 2019 N.K. Shukla, Senior Advocate

(Hon'ble Shri Justice Arvind Kumar Verma) CAV Judgment

1. These First Appeals are being considered pursuant to the order

dated 28.04.2025 passed by the Hon'ble Supreme Court in Special

Leave Petition (Civil) Nos. 7114-7115 of 2025 and connected

matters, whereby the common judgment and order dated

27.01.2025 passed by this Court in First Appeal No. 206 of 2019

and First Appeal No. 3 of 2023 were set aside and the appeals were

restored for fresh adjudication. The Hon'ble Supreme Court has set

aside the abatement qua late Madanlal and directed that his legal

representatives shall stand substituted as plaintiffs, leaving all

questions open for consideration. Accordingly, the present appeals

are being heard afresh to examine the correctness of the judgment

and decree dated 14.12.2018 passed by the learned Second

Additional District Judge, Korba in Civil Suit No. 7-A/2014.

2. Since both the appeals arise out of same judgment and decree

dated 14-12-2018 passed by 2nd Additional District Judge, Korba in

Civil Suit No. 7-A/2014 and common facts are involved in both the

cases, they are heard analogously and are being disposed of by this

common judgment. For sake of convenience, the parties have been

referred to as shown in the original suit filed before the trial court

and issue involved in F.A. No. 3/2023 has been considered as lead

case.

3. FA No. 3 of 2023 has been preferred by plaintiff/appellant Madan

Lal Modi through its legal representatives assailing the judgment

and decree dated 14-12-2018 passed by 2nd Additional District

Judge, Korba in Civil Suit No 7A/14 whereby the suit filed by the co-

plaintiffs has been decreed and the suit with respect to the plaintiff

Madanlal has been abated, no partition decree in respect of him has

been passed by the learned trial Court as the plaintiff Madanlal Modi

expired during pendency of the suit and his legal representatives

have not been brought on record by other plaintiffs.

4. FA No 206 of 2019 has been preferred by the

appellants/defendants Smt. Geeta Devi Modi and others assailing

the judgment and decree dated 14-12-2018 passed by the

Additional District and Sessions Judge Korba in Civil Suit No. 7A of

2014 and prayed for setting aside the same.

5. Brief facts as reflected from the records of Civil Suit No 17-A/1976

are that the original civil suit was filed in the month of March, 1976

before the learned trial Court, but due to fire in the District Court,

Korba, after recording of some evidence the records were

destroyed, thereafter, the file was reconstructed by the learned

Additional District Judge vide its order passed in the month of

March, 1996 and concluded the trial and the suit is re-numbered as

Civil Suit No. 7A/2014

6. The dispute relates to the properties and business of a Joint Hindu

Family consisting of Dhanraj, Dwarkadas, Madanlal, Prakashchand

and Kishanlal, who were carrying on business jointly through a firm

in the name and style of Dhanraj-Dwarkadas and had acquired

several movable and immovable properties from the nucleus of the

said joint family business.

7. Owing to disputes amongst the members, a family arrangement was

arrived at on 21.12.1963 through the intervention of Panchas

whereby the business and the properties were divided and the

respective parties entered into possession of their shares. Though

the arbitration award embodying the said arrangement was

subsequently set aside on technical grounds relating to insufficiency

of stamp by order dated 21.01.1966, the arrangement was acted

upon and the parties continued to remain in possession of the

properties which had fallen to their respective shares.

8. Disputes again arose when certain members denied the partition

and asserted joint ownership over properties claimed by others,

which led to the institution of a civil suit in the year 1976 seeking

declaration of rights in terms of the partition and protection of

possession.

9. During the pendency of the suit, one of the original plaintiffs namely

Madanlal expired on 11.04.1992 and his legal representatives were

not brought on record within the prescribed period of limitation, as a

result of which the suit stood abated qua him. The proceedings in

the suit were further delayed owing to destruction of court records in

a fire incident in the year 1993, following which the record was

reconstructed and the trial proceeded thereafter.

10. Upon conclusion of trial, the learned Second Additional District

Judge, Korba by judgment and decree dated 14.12.2018 held that

the properties in question were joint family properties and that

partition had taken place in the year 1963. While granting

declaration in favour of certain plaintiffs, the learned Trial Court

declined to grant any relief to the branch of late Madanlal on

account of the suit having abated qua him.

11. Aggrieved by the said judgment and decree, the legal

representatives of late Madanlal preferred First Appeal No. 3 of

2023 challenging the denial of relief on account of abatement and

the contesting defendants preferred First Appeal No. 206 of 2019

questioning the findings relating to partition. Both the appeals were

heard analogously by this Court and came to be disposed of by a

common judgment dated 27.01.2025.

12. Being dissatisfied with the common judgment dated 27.01.2025

passed by this Court, the parties approached the Hon'ble Supreme

Court by filing Special Leave Petitions. The Hon'ble Supreme Court,

upon hearing the parties, by order dated 28.04.2025 set aside the

abatement qua late Madanlal and directed that his legal

representatives shall stand substituted as plaintiffs. The Hon'ble

Supreme Court further set aside the common judgment dated

27.01.2025 passed by this Court in First Appeal No. 206 of 2019

and First Appeal No. 3 of 2023 and restored the appeals to their

original position for fresh adjudication, leaving all questions open for

consideration.

13. Learned Senior Counsel appearing for the appellants in FA No. 3 of

2023 submits that the present appeal now survives for full

adjudication on merits in view of the order dated 28.04.2025 passed

by the Hon'ble Supreme Court in SLP (C) Nos. 7114-7115 of 2025.

It is submitted that the Hon'ble Supreme Court has categorically set

aside the abatement qua late Madan Lal Modi directed that his legal

representatives shall stand substituted set aside the earlier common

appellate orders restored the appeals to their original position and

most importantly declared that all contentions of the parties are left

open. It is therefore contended that the entire controversy relating to

title, possession, schedules and evidentiary foundation must now be

examined uninfluenced by the earlier findings. It is further submitted

that once abatement is set aside and legal representatives are

brought on record, the proceedings revive to the stage prior to

death. In this regard, reliance is placed upon the law laid down by

the Hon'ble Supreme Court in Rangubai Kom Shankar Jagtap vs

Sunderbai Bhratar Sakharam Jedhe (AIR 1965 SC 1794) wherein

it has been held that bringing legal representatives on record at one

stage of the suit enures for the entire proceedings including appeal.

Further reliance is placed upon the law laid down by the Hon'ble

Supreme Court in Devram Kini vs G.M. Keni (2003) 10 SCC 691

wherein it has been held that once legal representatives are brought

on record in appeal, the benefit extends to all further stages of the

suit. It is further submitted that the Hon'ble Supreme Court order

dated 28.04.2025 operates within this settled framework and

restores the appellants to full participatory rights.

14. It is further submitted that an appeal is continuation of the suit and

substitution of legal representatives operates for all subsequent

stages. Reliance is placed on Mithalal Dalsangar Singh vs

Annabai (2003) 10 SCC 691) holding that bringing legal

representatives on record at one stage ensures representation in

further stages. Also reliance is placed on Tota Ram vs Kundan

(AIR 1928 Lah 784) wherein it has been recognized that failure to

implead legal representatives does not vitiate proceedings if no

prejudice is caused and representation exists. It is submitted that

once abatement is set aside, parties are restored to their original

position at the stage of death. Reliance is placed on Birbal vs

Harlal (AIR 1953 Punjab 252) wherein it was held that upon setting

aside abatement, proceedings continue from the stage at which

death occurred and this principle now stands reinforced by the

Supreme Court order dated 28.04.2025.

15. It is further submitted that in view of the above settled law and the

express declaration by the Hon'ble Supreme Court that all

contentions remain open, the appellants are entitled to full

adjudication on reconstruction of record, authenticity of schedules,

effect of amendment dated 04.01.2018 and the evidentiary

foundation of the decree dated 14.12.2018. It is submitted that

reconstruction took place without lawful verification of the appellants

who had already been treated as abated. It is further submitted that

substantial changes were introduced in schedules decades after

institution and long after reconstruction and such late alteration

affecting proprietary rights cannot be treated as clerical. It is

therefore submitted that the decree dated 14.12.2018 insofar as it

proceeds on altered schedules deserves to be set aside and the

matter be adjudicated on authentic pleadings and evidence.

schedules, possession and title.

16. Learned counsel for Respondents No. 3 to 13 in FA No.3 of 2023

would submit that the present appeal, as revived pursuant to the

order of the Hon'ble Supreme Court dated 28.04.2025, survives only

for limited consideration and does not reopen settled findings of fact

recorded by the learned Trial Court in its judgment and decree dated

14.12.2018. It is further submitted that the learned Trial Court, upon

appreciation of the reconstructed record following destruction in the

fire of 1996, categorically recorded a finding that partition dated

21.12.1963 stood proved and that the original plaintiffs namely

Madanlal, Prakash Chandra and Kishanlal were in possession of

their respective shares as owners in terms of the said partition. It is

further submitted that however, as regards the share of Late

Madanlal Modi, the proceedings stood abated and consequently no

decree was passed in respect of the property described in Schedule

D attached to his plaint. The decree was accordingly passed in

favour of the heirs of Late Prakash Chandra and Late Kishanlal

Modi declaring their ownership and possession in terms of the

partition dated 21.12.1963 and restraining interference by the

defendants. It is therefore submitted that the controversy now

stands confined to the entitlement of the appellants to relief in

respect of the share of Late Madanlal Modi within the parameters of

the original pleadings. It is respectfully submitted that the appellants

cannot seek relief beyond the pleadings or prayer in the First

Appeal. The law in this regard is well settled in Trojan & Co. v.

Nagappa Chettiar, AIR 1953 SC 235, Krishna Priya Ganguly v.

University of Lucknow, (1984) 1 SCC 307, Om Prakash v. Ram

Kumar, (1991) 1 SCC 441 which hold that no relief can be granted

beyond pleadings and prayer. Further, the legal representatives of a

deceased party step into the shoes of the original litigant and cannot

set up a new or inconsistent case. The settled position of law in this

regard flows from the principle embodied under Section 2(11) CPC

and recognised in Kizhakialathil Puthan Veettil Thavazhi

Karnavan v. Manikat Variath, AIR 1935 Madras 52. It is further

submitted that the partition dated 21.12.1963 was duly acted upon

and followed by mutation in land records as early as 24.01.1964.

17. It is further submitted that the revenue orders including that dated

14.11.1984 passed in Revenue Case No. 28/A/6/69-70

acknowledged transfers and possession in accordance with the

partition and registered sale deeds. Registered sale deeds of 1964

in favour of Madanlal Modi in respect of Khasra Nos. 732/17 and

732/18 were duly proved and possession pursuant thereto was

established. Similarly, lands bearing Khasra Nos. 493/13 and 497/49

were sold by Madanlal Modi to his sons under registered sale deeds

and possession thereof has remained with them ever since. It is

further submitted that no document has been produced by the

defendants to show dispossession from these lands. It is further

submitted that subsequent corrections made by order dated

06.01.2018 were merely clerical in nature to bring the schedule in

conformity with the partition deed and land records of 1964-65 and

did not result in any substitution of property. It is further submitted

that comparative analysis of Schedule D from 1963 to 2025

demonstrates continuity and absence of change.

18. It is further submitted that the appellants, being advocates and

having actively participated in the proceedings for decades on

behalf of co-plaintiffs, had themselves contributed to reconstruction

of the record after the fire incident of 1996 and filed numerous

documents in support of the case. The reconstructed plaint of 1976

was never challenged at the relevant time and stands accepted. Any

challenge at this stage is barred by waiver and estoppel. It is further

submitted that remand is unwarranted in view of the evidence

already on record and the mandate of Order 41 Rule 24 CPC. It is

further submitted that the Hon'ble Supreme Court has consistently

held that the appellate court should finally determine the matter

where evidence is sufficient and remand should not be made

routinely. In this regard reliance is placed upon Shivakumar v.

Sharanabasappa, (2021) 11 SCC 277, Municipal Corporation,

Hyderabad v. Sunder Singh, (2008) 8 SCC 485. It is further

submitted that further, while exercising jurisdiction under Section 96

CPC, the appellate court must not substitute its own view lightly and

must give due weight to findings of the trial court, as held in V.

Prabhakara v. Basavaraj K., (2022) 1 SCC 115. In view of the

above, it is respectfully submitted that the appeal deserves to be

dismissed and no interference with the decree in favour of the heirs

of Late Kishanlal Modi is warranted and the appellants be restrained

from interfering with the lawful possession of the respondents and

appropriate costs be imposed in view of the prolonged and

unnecessary litigation.

19. Learned counsel for Respondent No.19 in FA No.3 of 2023 would

submit that the allegations raised by the Appellants that interpolation

or manipulation was carried out in the record is wholly incorrect. It is

further submitted that the factual position borne out from the record

is that the legal representatives of Late Madanlal Modi themselves

continuously participated in the proceedings from 1976 till the

passing of judgment on 14.12.2018. After the fire incident of 1996,

reconstruction of the record was carried out with participation of the

parties including the legal representatives of Madanlal Modi who

produced documents and appeared in the proceedings. It is further

submitted that after the partition dated 21.12.1963, names were

mutated in revenue records on 24.01.1964 in accordance with

partition and such entries continue to reflect the respective shares.

It is further submitted that subsequent revenue entries including

Adhikar Abhilekh dated 27.07.1965 further confirm title of Madanlal

over his share. Further, Madanlal himself executed registered

transactions including sale of land bearing Khasra Nos. 497/49 and

493/13, upon which mutation entries were made in favour of his

successors. These entries are reflected in Exhibits P-29 to P-32 and

remain unchallenged.

20. It is further submitted that there has been no alteration in Schedule

D at any stage. The properties which were allotted under partition

continued in the same status in 1964, 1965, 1976 and even in 2018.

It is further submitted that the mutation in favour of the legal

representatives of Madanlal has already been carried out in revenue

records. Thus the allegation that properties allotted to one party

were shifted to another is factually incorrect. It is further submitted

that the trial court, upon appreciation of evidence, has determined

the share of Madanlal in paragraph 64 of the judgment. This finding

has attained finality on facts and was not disturbed on merits.

21. It is further submitted that from the inception of the proceedings, the

legal representatives of Madanlal were actively conducting the

litigation and were appearing as advocates on behalf of all plaintiffs.

It is further submitted that the record including applications and

deposition of witnesses confirms this continuous participation.

Applications under Order 18 Rule 4 CPC were also filed by LRs of

Madanlal.

22. It is further submitted that the belated application filed in appeal

under Order 41 Rules 23, 23A and 24 CPC was only intended to

reopen settled issues. Out of 28 documents relied upon therein

most were already part of record and others were post-decree

documents and some were irrelevant. It is therefore submitted that

the legal representatives substituted in place of Madanlal cannot set

up a new plea beyond the pleadings of the deceased.

23. It is further submitted that the legal representatives step into the

shoes of the deceased and cannot introduce a new case or change

the foundation of the original pleadings. Therefore, at the appellate

stage, no new claim can be asserted which was never pleaded by

Madanlal. It is further submitted that the share of Madanlal stands

determined by the trial court his legal representatives were

continuously participating in proceedings, they never challenged

proceedings for decades and after 33 years cannot reopen settled

issues. Therefore, equity demands that the legal representatives of

Madanlal receive decree in respect of his determined share in the

same manner as other plaintiffs. It is lastly submitted that the

appeal may be decided by granting decree in favour of the legal

representatives of Late Madanlal Modi in accordance with the trial

court determination of his share.

24. Learned counsel for the appellants in FA No.206 of 2019 would

submit that the dispute emanates from the arbitral award dated

21.12.1963 whereby partition amongst the five brothers of the family

firm Bhagwati Dwarkadas was effected. The said award was

challenged under Section 33 of the Arbitration Act, 1940 before the

District Judge, Bilaspur wherein on 21.11.1966, the learned District

Judge held that the award though existing in fact did not exist in law

and was therefore invalid. It is further submitted that the said order

was carried in Civil Revision before the High Court of Madhya

Pradesh. The High Court analysed the nature of the award and held

that even if the award is invalid in law, where parties have by mutual

consent acted upon it and entered into separate possession, such

possession may continue and the rights arising from such conduct

would require adjudication in appropriate proceedings. It is further

submitted that where parties have acted upon a partition

arrangement and have remained in separate possession over long

years, such conduct cannot be ignored.

25. He would next contend that the arbitration award with regard to

partition was never acted upon, therefore, the appellant is entitled to

seek determination of rights on the basis of subsequent conduct,

possession, mutual arrangement flowing from the partition. It is

lastly submitted that the present First Appeal deserves to be allowed

and the impugned judgment be reconsidered in light of the legal

position that rights arising from subsequent conduct cannot be

negated merely on account of invalidity of the arbitral award.

26. Learned counsel for Respondent No. 2 (e) in FA No. 206 of 2019

would submit that the appellants are the legal heirs of Defendant

No. 4 Bishambhar Lal Modi, who was the son of Defendant No. 3

Dwarka Das Modi and the present Respondents were the Plaintiffs

before the learned Trial Court. It is further submitted that the legal

heirs of Dhanraj namely Defendant Nos. 1, 2 and 6 have already

accepted the Judgment and Decree dated 14.12.2018 and have

acted upon the same by seeking mutation of their respective shares

before the competent revenue authority. Defendant No. 5 had

initially preferred First Appeal No. 119 of 2019 but subsequently

withdrew the same and also acted upon the decree by seeking

mutation in the revenue records. Thus, presently the impugned

Judgment is being challenged only by one branch of late Dwarka

Das Modi through the legal representatives of Bishambhar Modi,

whereas the remaining branches of the family including those of

Madanlal, Kishanlal, Dhanraj and Prakash Chand Modi have

accepted and acted upon the said Judgment.

27. It is further submitted that Civil Suit No. 15A of 1976 was not a suit

for fresh partition but was a suit for declaration and injunction based

upon the mutually settled shares between the parties pursuant to

the partition effected earlier. The background of the dispute

demonstrates that the partition dated 21.12.1963 was challenged by

Dwarka Das Modi under Section 33 of the Arbitration Act, 1940

before the District Court, Bilaspur. The learned District Court vide

order dated 21.01.1966 held that the award though existing in fact

does not exist in law for want of registration and stamp but granted

liberty to the parties to seek declaration if they had acted upon the

same.

28. It is further submitted that a Civil Revision No. 216 of 1966 was

preferred before the High Court of Madhya Pradesh at Jabalpur

which, vide judgment dated 24.11.1967, categorically observed that

even if the award was invalid, if the parties had acted upon it and

were in separate possession by mutual consent, such possession

and subsequent conduct could be recognized and determined in an

appropriate suit. It is submitted that during the pendency of the Civil

Suit, the issue of maintainability was decided by the Trial Court vide

order dated 15.07.1980 wherein the suit was held to be tenable. The

said finding attained finality as it was never challenged. It is further

submitted that the law is now well settled that a family arrangement

or partition acted upon by parties does not require compulsory

registration if it merely records pre existing rights. Reliance is placed

upon the law laid down by the Supreme Court in Kashinathsa

Yamosa Kabadi vs Narsingsa Bhaskarsa Kabadi AIR 1961 SC

1077, it has been held that where parties have voluntarily accepted

and acted upon an award or settlement, subsequent conduct

becomes binding and a plea based upon such conduct is

maintainable. Reliance has been placed upon the law laid down by

the Hon'ble Supreme Court in Sardar Singh vs Krishna Devi

(1994) 4 SCC 18 and Kale vs Dy. Director of Consolidation

(1976) 3 SCC 119 wherein it has been held that such arrangements

are to be upheld when acted upon for maintaining peace and

preserving family property.

29. It is further submitted that the Appellants themselves and their

predecessor had admitted the execution and act upon the partition

in earlier proceedings. Such admissions constitute the best

evidence in view of the law laid down in Nagindas Ramdas vs

Dalpatram Ichharam AIR 1974 SC 471 and Thimmappa Rai vs

Ramanna Rai (2007) 14 SCC 63. Further, admissions made in

pleadings in prior proceedings are admissible in subsequent

proceedings as held in Basant Singh vs Janki Singh AIR 1967 SC

341.

30. It is further submitted that once Defendant No. 4 had admitted the

partition and acted upon it, the present Appellants stepping into his

shoes cannot be permitted to take a contrary stand. The learned

Trial Court, after appreciating oral and documentary evidence,

returned findings of fact holding that the parties had acted upon the

partition and were in separate possession of their respective shares.

These findings are based on preponderance of probability and

admissions on record. It is settled law that admissions are

substantive evidence and can be relied upon for determination of

rights. It is lastly submitted that the present appeal does not

demonstrate any perversity or material illegality in the findings

recorded by the learned Trial Court warranting interference under

Section 96 CPC, therefore, the Judgment and Decree dated

14.12.2018 does not call for interference and the present First

Appeal deserves to be dismissed.

31. I have heard learned counsel for the parties and perused the

record", the issues that arise for consideration in the present First

Appeal, upon analysis of the pleadings, evidence, earlier

proceedings, and the legal position emerging from the orders of

various courts,the only necessary issues, in light of the law laid

down by the Hon'ble Supreme Court and the binding effect of earlier

proceedings, which arise for determination in the present First

Appeal are as follows:

1. Whether retrial is necessary and the case is liable to be

remanded for afresh adjudication under Order 41 Rule 23 or

Rule 23A CPC, 1908?

2. Whether, despite the award dated 21.12.1963 being held

invalid for want of registration, the subsequent conduct of

the parties and the family arrangement acted upon by them

could form the basis of declaration of rights?

32. Brief facts as reflected from the records of Civil Suit No 17-A/1976

are that the original civil suit was filed in the month of March, 1976

before the learned trial Court, by the plaintiff for declaration and

injunction mainly contending that;

a) The plaintiffs and the defendants are members of joint

Hindu family and governed by Hindu law. The plaintiff has

also described its genealogy of the family in the plaint. They

are running a registered firm in the name and style of

Dhanraj-Dwarikadas which was funded by all the parties.

The property purchased through the nucleus of the firm was

purchased in the name of Dhanraj-Dwarikdas or sometimes

in the name of any partner or in the name legal heirs in

which all the five partners of the firm namely Dhanraj,

Dwarkadas, Madanlal, Prakashchand and Kishanlal were

equally share of 1/5th and this joint family continued upto

21-12-1963. The details of the joint property have been

mentioned in the schedule A, B, & C of the plaint.

b) Due to dispute in the family, Dhanraj, Dwarkadas,

Madanlal, Prakashchand and Kishanlal have decided to

dissolve the firm and decided to go for partition.

Accordingly, one Ramkumar Maskara and Dhanshyam

Agrawl were appointed as Punch who have given their

award on 21-12-1963. Accordingly the properties were

dissolved. Details of the property which have been given to

the partners have been described in Schedule "D" of the

plaint. As per partition, the property which was in

possession of the person has been given to them and for

settling the sales tax and income tax some property was

kept separately which has been mentioned in Schedule "A"

of the plaint. The business which was dissolved has been

described in Scheduled "C" of the plaint.

c) All the five shareholders have accepted the agreement

dated 21-12-1963 and accordingly, list of partition was also

prepared. Accordingly, all the five shareholders were in

possession of the propert, according to their convenience

they have made alteration to it or houses have been

constructed which have been described in Schedule "B"

and it was given on rent by themselves also. They have

also recorded different names in the Patwari record, have

also sold some of the property which was fallen in their

share and they started new business.

d) In the year 1965 Dwarkadas moved an application under

Section 33 of Arbitration Act, 1940 for cancellation of

arbitration award which was registered as case No. 3 of

1965 in which Madanlal, Kisanlal and Prakash Chand

stated that the partition has taken place and they are in

possession of the property and same reply was given by

Dhanraj but Dwarkadas has not accepted the same and has

denied the separate possession. Learned District Judge

vide its judgment dated 21-1-1966 canceled the arbitration

award on the count that it has not been properly stamped,

but has approved the agreement. Being aggrieved with that

order, a revision was preferred by Dhanraj, Madanlal,

Kishanlal S/o Prakashchand which was registered as Civil

Revision No. 216 of 1966 and the same has been

dismissed on 24-11-1967.

e) After order passed by the High Court, the shareholders

are in possession of the respective shares of the property

and were doing their separate business and no one has

moved any application for cancellation of partition as it was

accepted to all. It is further contended that Bajrang Talkies

Champa was fallen in the share of Dhanraj and he has paid

the tax and from the income Dhanraj has constructed three

godowns. It has also been contended that apart from three

godowns one house near to the railway station was also

fallen in the share of Dhanraj which he sold. It has also

been contended that 1/5th share of family house has also

been given to Djhanraj and at Korba also Dhanraj was

given three houses in his share from where he started

taking rent.

f) It is also case of the plaintiff that the defendant No. 3

Dwarkadas has got 12 houses at Korba and 1/4th share in

Maruti Rice Mill at Champa and started quarreling with the

plaintiff along with defendants and also started selling the

property causing loss to them which necessitated them to

file a civil suit, therefore, they prayed that the plaintiffs are

entitled to get share of the property mentioned in the

Schedule "D" of the plaint and the defendants be restrained

from interfering in the peaceful possession of the property. It

is also the case of the plaintiff that Dwarikadas has taken

the recourse of revenue proceeding which is pending from

the date of filing of the suit.

33. The defendants No. 1, 2 and 6 have filed their written statement

denying averments made in the plaint mainly contending that;

a) Dhanraj was not the partner of firm Dwarkadas and he is

doing his business separately. It has been contended that

the property described in Schedule "A, B and C" were not

related to joint family, but only some property relates to

Dhanraj. It has been admitted by them that the award was

passed by the Arbitrator on 21-12-1963, but this award was

not accepted by Dwarkadas, therefore, he has not

executed the same. It is also denied that all the

shareholders are in possession of the property as per the

award and they have made any change to it. It was further

contended that the firm has self acquired properties which

were not divided and therefore, a dispute is arisen. It was

also denied that Dwarkadas has not moved any application

for setting aside the arbitration award and same was set

aside by the Court. Against that order he has preferred

revision which was dismissed on 24.11.1967. It has been

specifically contended that no observation regarding

possession of the property by respective shareholders was

made either by the trial court or by the High Court. It has

been further contended that the plaintiffs No. 1 and 2 have

sold the materials of firm Dhanraj Dwarkadas and have kept

Rs.5,00,000/- with them. Thereafter, on 01-07-1975 they

have constituted new firm namely Dhanraj Kisanlal and

continued with the same business causing loss to the

defendant Dwarkadas. It has been further contended that

firm Dhanraj Dwarkadas has to pay lot of tax. It is also

contended that the plaintiff with intent to harass Dwarkadas

informed Tahsildar that tax liability on the firm can be

recovered after selling of the property namely godowns and

Maruti Rice Mill at Champa. It has been further contended

that the plaintiffs have sold some property without obtaining

consent from other shareholders. It has also been

contended that the award is not acceptable to all the

parties. They are in possession of the property which they

were in possession prior to the passing of award by the

Arbitrator.

             b)    It has also been contended that Dhanraj and

             Dwarkadas     started    harassing   other   family   members

showing their right over the entire family property. As such,

no partition has taken place which has caused dispute

between the family members. It has also been contended

that the plaintiff should have proceeded in accordance with

the arbitration law to execute the arbitration award, as such

also the civil suit in the form of declaration and partition is

not tenable and would pray for dismissal of the suit.

34. The defendants No. 3 and 4 have filed separate written statement

mainly denying the existence of arbitration award and also stated

that neither the said award has been enforced nor the court

recognized the same, as such it has no value in eyes of law. It has

also been contended that the plaintiffs despite the illegal order have

made an attempt to enforce the same by adopting illegal modes

which have been objected by them. It has also been contended that

since the arbitration award has been set aside by the court,

therefore, the lis has lost its significance. It has been further

contended that there is no partition in the eye of law, therefore,

question of cancellation does not arise and would pray for dismissal

of the suit. It has also been stated that the firm is still in existence

and the defendant Bagwandas was not taking rent of the property

as he was minor, therefore, Dwarkadas was taking the rent of the

property being guardian. It has been contended that the firm does

not belong to joint Hindu family as it is a registered firm, as such firm

is necessary party to the case, as such the defendants No. 3 and 4

prayed for dismissal of the suit.

35. Defendant No. 5 has filed separate written statement denying the

averments made in the plaint specifically stated that the partition

has never been enforced and since the award has already been set

aside by the High Court, therefore, the schedule which is part of the

award has also lost its significance and prayed for dismissal of the

suit. It is further contended that Dhanraj and Dwarkadas have

transferred the land bearing Khasra No 479/49, 479/29 through

registered gift deed in 1970. It is further contended that late Dhanraj

and Dwarkadas s/o. Janki Das have given the land to Bhagwandas

through registered gift deed land bearing Khasra No 493/13,

194/103 and Khasra No 497/10 have also been transferred to

Bhawandas. It is further contended that the defendant Bhagwandas

s/o. Dwarkadas in the year 1967-69 was owner of the land and

without any registration the land cannot be transferred. It has been

further contended that the land bearing Khasra No. 732/10 is self

acquired property which has been sold to Abdul Rahman and after

that he is in possession of the said property, as such the said

purchaser is necessary party which has not been arrayed as party in

this case and would pray for dismissal of the suit.

36. Thereafter on the pleadings of the parties, the learned trial Court

has framed the following issues No. 01 to 06 on 15.12.2003 and

additional issues No. 7 and 8 on 15.02.2007.

"1" क्या वाद पत्र के साथ संलग्न शेड्यूल अ,ब एवं स में

बताई गई सम्पत्ति धनराज, द्वारिकादास, मदनलाल,

प्रकाशचंद्र एवं किसन लाल की शामिल सरीक सम्पत्ति

थी?

"2" अ- क्या उक्त पक्षकारों को पंच फैसले में वाद पत्र के

साथ संलग्न शेड्यूल ड के अनुसार सम्पत्ति बंटवारे में

मिला था?

ब- क्या पंच फैसले में बताई गई बंटवारे की फेहरिस्त को

पक्षकारगण द्वारा मान्य किया गया था तथा वे अपने-अपने

हिस्से में काबिज हुये थे?

"3" क्या वादीगण वाद पत्र के साथ संलग्न शेड्यूल "ड" में

वर्णित सम्पत्ति के स्वामी एवं आधिपत्यधारी हैं? यदि हां

तो प्रभाव ।

"4" क्या वाद पत्र के साथ संलग्न शेड्यूल "क" में वर्णित

सम्पत्ति शामिल शरीक सम्पत्ति है तथा पंच फैसला में

उसे टैक्स संबंधी दायित्वों की अदायगी हेतु रखा गया

था?

"5" क्या वादीगण याचित स्थायी निषेधाज्ञा का अनुतोष

प्राप्त करने के अधिकारी हैं?

"6" सहायता एवं व्यय?

"7" क्या वादग्रस्त जमीन में से सर्वे नंबर 497/49 रकबा

0.50 एकड़ सर्वे नंबर 497/29 रकबा 0.08 एकड़ दि०

18.4.70 के अभिकथित बख्शीशनामा द्वारा धनराज एवं

द्वारिकादास द्वारा प्रतिवादी क्र० 5 भगवानदास को अन्य

वारिसानों के साथ दिया गया था?

"8" क्या वादग्रस्त संपत्ति में से सर्वेनंबर 493/13 का

टु कड़ा 0.50 एकड़ तथा सर्वेनंबर 493/106 रकबा

0.25 एकड़ को दिनांक 03.03.1970 की अभिकथित

बख्शीशनामा के द्वारा धनराज एवं द्वारिका दास ने

प्रतिवादी क्र० 5 भगवानदास को राजकुमार के साथ एवं

सर्वेनंबर 497/10 रकबा 0.16 एकड़ की जमीन को

प्रतिवादी क्र० 5 भगवानदास एवं सुशील कुमार को दिया

गया था?

37. To substantiate their submissions, the plaintiffs have examined the

witnesses namely Kisanlal Modi (PW/1), Pramod Yadav (PW/2),

Ghanshyam Mishraaa (PW/3), Lalit Yadav (PW/4), Bhupendra

Mishra (PW/5), Ramnarayan Tamboli (PW/6), Bhupendra Upadhyay

(PW/7), Santosh Kumar Panikar (PW/8), B.P. Modi(PW/9), Ashok

Kumar Modi (PW/10) and C.S. Sidar (PW/11) and exhibited

documents from Ex. P-1 to Ex. P-217. To substantiate their stand,

respondents/defendants have exhibited the documents from Ex. D-1

to Ex. D-67) and two defence witnesses were examined.

38. The suit having been instituted in the year 1976 and registered as

Civil Suit No. 15-A/1976. It is noted that on 04.03.1993, an incident

of fire occurred in the District Court, Korba, wherein the court

records were burnt after some unknown person broke open the door

and set the files on fire. Consequently, vide order dated 13.03.1996,

directions were issued for reconstruction of the record, and

thereafter the case proceeded on the basis of the reconstructed file.

Upon appreciation of the evidence and material available on record,

the learned trial Court passed the impugned judgment and decree

dated 14.12.2018, whereby the suit was decreed holding that

plaintiff No. 2 shall be the owner of the property in terms of the

partition dated 21.12.1963 with respect to the property described in

Schedule 'D' of the plaint, except the property bearing Khasra No.

732/1, which remained subject to the judgment and decree passed

by the learned Civil Judge Class I and Class IV. It was further

directed that plaintiff Kisanlal shall be declared as the title holder of

the property described in Schedule 'D' in accordance with the said

partition dated 21.12.1963. Additionally, it was held that Prakash

Chand shall be declared as the title holder of the property, except

Khasra No. 732/1, and the property left in favour of Kisanlal as

described in Schedule 'D', in which the defendants were restrained

from causing any interference. The learned trial Court also declared

that the property described in Schedule 'A' shall remain reserved for

reimbursement of the tax liability of the firm Dhanraj Dwarkadas,

and the property mentioned in Schedule 'D' annexed with the plaint

shall form part of the share of Prakash Chand and Kisanlal, while

the property mentioned in Schedule 'A' shall also form part of the

decree. However, the learned trial Court did not grant any decree of

partition.

39. The judgment & order rendered by this Court on 27/01/2025 was

thereafter assailed before the Hon'ble Supreme Court by way of

Special Leave Petition (Civil) Nos. 7114-7115 of 2025. The relevant

operative portion of the order passed by the Hon'ble Supreme Court

is reproduced hereinbelow:-

"1. Having heard learned senior counsel for the parties,

we are of the considered view that interest of justice

would be best met, more so when the order of

abatement ought to have been set aside and legal heirs

of the deceased petitioner brought on record, with the

disposal of the present petitions in the following

terms:-

(a) The order of the abatement qua deceased-

Madan Lal Modi, who died on 11.04.1992 is set

aside. His legal representatives, respondents

Nos.1 to 10 in F.A. No. 03/2023 would stand

substituted as plaintiffs.

(b) Having regard to the order dated 09.08.2024,

whereby the Court had fixed the next date of

hearing as 06.09.2024, when the matter was

adjourned, we set aside the common impugned

orders dated 05.12.2024 and 27.01.2025 passed in

First Appeal No.206/2019 and F.A. No.03/2023 by

the High Court of Chhattisgarh. As such the

appeals are restored to their original number and

position, with the legal heirs being brought on

record.

2. We direct all the parties to appear before the High

Court on 27th June, 2025. We request the High Court to

take up the appeals and decide on the same

expeditiously and, preferably, within a period of three

months. Needless to add, the parties shall not take any

unnecessary adjournment.

3. All the contentions of the respective parties are left

open, should they desire, to be raised before the

appropriate forum, to be decided in accordance with

law.

4. Pending applications, if any, shall stand disposed

of,"

Finding and Conclusion on both the issues:-

40. It is not in dispute that during the pendency of proceedings, Late

Madan Lal Modi expired and the matter, to the extent of his interest,

stood abated by the finding given by the trial Court.

41. The abatement thus resulted in an incomplete and ineffective

adjudication of the rights arising out of the partition in question. The

Hon'ble Supreme Court, in SLP (C) Nos. 7114-7115 of 2025, while

setting aside the order of abatement and restoring the appeals, has

categorically directed that the matter be decided afresh after

bringing the legal representatives on record.

42. As per Ex. P/1 partition deed executed on 21/12/1963 and as per

Ex. P/2, P/3, P/4, P/5 & P/7 show that these are the copy of share of

Kishan Lal Modi, Dhanraj, Dwarika, Madanlal and Prakash Chand.

As per partition deed dated 21/12/1963 and as per Ex. P/8 Dhanraj,

Dwarika, Prakash had accepted the partition and consent was given

for forming separate firm on 30/06/1964. The partition list is

mentioned in Ex. P/138. It is also pertinent to mention here that as

per partition deed dated 21/12/1963 all the parties appeared before

the Court of Land Revenue Records, Korba, based on the partition,

names of the respective individuals were duly mutated in the land

records as per Ex. P-34 & P/38.

43. Therefore, it is crystal clear that the parties have acted upon the

partition including Late Madan Lal Modi and Madan Lal Modi share

was mentioned in Ex. P/36 dated 24/01/1964. Thereafter, Adhikhar

Abhilekha was updated in the name of the parties which shows that

Ex. P-175 to 179. The share of Madan Lal was also in the

document Ex. P/175 dated 27/07/1965 at that time Madan Lal Modi

was alive. It is also pertinent to mention here that Late Madan Lal

Modi had sold two properties i.e. Khasra No.493/13, area 3 acres

and Khasra No.497/49, area 0.50 acres from his share through

separate registered sale deeds dated 12/05/1968 vide Ex. P/170.

Therefore, the material on record, including earlier pleadings and

conduct, demonstrates that the parties had acted upon the partition

and were in possession of their respective shares. However, in

absence of adjudication of the share of Late Madan Lal Modi owing

to abatement, the foundational determination of rights remained

incomplete. The restoration is not merely procedural but goes to the

root of adjudication, as the rights of a necessary party could not

earlier be determined as to what portion of the land has been given

in partition to Madan Lal has still not been determined by the trial

Court. However, Madan Lal Modi and other witnesses have

admitted the fact that the partition was acted upon and shares were

also allocated. The main ground raised by the legal heirs of Madan

Lal Modi is that the Schedule has been changed after the death of

Madan Lal Modi. On perusal of record it is found that the counsel

for the other plaintiffs have filed the Schedule before the trial Court

and application under Order 6 Rule 17 CPC for correction of Khasra

number and area has also been filed by the counsel for the plaintiffs

on 04/12/2017 but before filing of the said application Madan Lal

has died on 11/04/1992 and the application was allowed on

04/01/2018 and by that time the the suit was abated qua the legal

heirs of Madan Lal Modi, therefore, the effective determination could

not be done. The effect of such non-adjudication is substantive and

not merely procedural.

44. The abatement having been set aside by the Hon'ble Supreme

Court, therefore, this Court is of the considered view that the rights

flowing from the share of the deceased stakeholder had remained

un-adjudicated on account of abatement and, therefore, a complete

and effective determination of the subject matter of the suit could not

be undertaken earlier.

45. Once the Hon'ble Supreme Court has restored the proceedings to

enable full and effective determination, this Court cannot proceed to

conclusively determine the inter se rights of the parties without first

ensuring adjudication of the share of the deceased stakeholder

through his legal representatives.

46. The Hon'ble Supreme Court in the matter of Rangubai Kom

Sankar Jagtap Vs. Sunderbai Bhratar Sakharam Jedhe and

Others {AIR 1965 SC 1794} (V 52 C 306) has held thus in para 9

which is reproduced hereinbelow:-

"9) Let us now consider the question on principle. A

combined reading of Order XXII, R. 3, 4 and 11, of the Code

of Civil Procedure shows that the doctrine of abatement

applies equally to a suit as well as to an appeal. In the

application of the said R. 3 and 4 to an appeal, instead of

"plaintiff" and "defendant", "appellant" and "respondent"

have to be read in those rules. Prima facie, therefore, if a

respondent dies and his legal representatives are not

brought on record within the prescribed time, the appeal

abates as against the respondent under R. 4, read with R.

11, of O. XXII of the Code of Civil Procedure. But there is

another principle recognized by the Judicial Committee in

the aforesaid decision which softens the rigour of this rule.

The said principle is that if the legal representatives are

brought on record within the prescribed time at one stage of

the suit, it will enure for the benefit of all the subsequent

stages of the suit. The application of this principle to

different situations will help to answer the problem pre-

sented in the present case. (1) A filed a suit against B for

the recovery of possession and mesne profits. After the

issues were framed, B died. At the stage of an interlocutory

application for production of documents, the legal re-

presentatives of B were brought on record within the time

prescribed. The order bringing them enure for the benefit of

the entire suit. (2) The suit was decreed and an appeal was

filed in the High Court and was pending therein. The

defendant died and his legal representatives were brought

on record. The suit was subsequently remand-ed to the trial

Court. The order bringing the legal representatives on

record in the appeal would enure for the further stages of

the suit. (3) An appeal was filed against an interlocutory

order made in a suit. Pending the appeal the defendant

died and his legal representatives were brought on record.

The appeal was dismissed. The appeal being a continuation

or a stage of the suit, the order bringing the legal

representatives on record would enure for the subsequent

stages of the suit. This would be so whether in the appeal

the trial Court's order was confirm-ed, modified or reversed.

In the above 3 illustrations one fact is common, namely, the

order bringing on record the legal representatives was

made at one stage of the suit, be it in the suit or in an

appeal against the interlocutory order or final order made in

the suit, for an appeal is only a continuation of the suit.

Whether the appellate order confirms that of the first Court,

modifies or reverses it, it replaces or substitutes the order

appealed against. It takes its place in the suit and becomes

a part of it. It is as it were the suit was brought to the

appellate Court at one stage and the orders made therein

were made in the suit itself. Therefore, that order enures for

the subsequent stages of the suit."

47. Further the Hon'ble Supreme Court in the matter of Mithailal

Dalsangar Singh and Others Vs. Annabai Devram Kini and

Others {(2003) 10 SCC 691} has held thus in paras 8 & 10 which

are reproduced hereinbelow:-

"8. Inasmuch as the abatement results in denial of hearing on

the merits of the case, the provision of abatement has to be

construed strictly. On the other hand, the prayer for setting

aside an abatement and the dismissal consequent upon an

abatement, have to be considered liberally. A simple prayer

for bringing the legal representatives on record without

specifically praying for setting aside of an abatement may in

substance be construed as a prayer for setting aside the

abatement. So also a prayer for setting aside abatement as

regards one of the plaintiffs can be construed as a prayer for

setting aside the abatement of the suit in its entirety.

Abatement of suit for failure to move an application for

bringing the legal representatives on record within the

prescribed period of limitation is automatic and a specific

order dismissing the suit as abated is not called for. Once the

suit has abated as a matter of law, though there may not

have been passed on record a specific order dismissing the

suit as abated, yet the legal representatives proposing to be

brought on record or any other applicant proposing to bring

the legal representatives of the deceased party on record

would seek the setting aside of an abatement. A prayer for

bringing the legal representatives on record, if allowed, would

have the effect of setting aside the abatement as the relief of

setting aside abatement though not asked for in so many

words is in effect being actually asked for and is necessarily

implied. Too technical or pedantic an approach in such cases

is not called for.

10. In the present case, the learned trial Judge found

sufficient cause for condonation of delay in moving the

application and such finding having been reasonably arrived

at and based on the material available, was not open for

interference by the Division Bench. In fact, the Division

Bench has not even reversed that finding; rather the Division

Bench has proceeded on the reasoning that the suit filed by

three plaintiffs having abated in its entirety by reason of the

death of one of the plaintiffs, and then the fact that no prayer

was made by the two surviving plaintiffs as also by the legal

representatives of the deceased plaintiff for setting aside of

the abatement in its entirety, the suit could not have been

revived. In our opinion, such an approach adopted by the

Division Bench verges on too fine a technicality and results in

injustice being done. There was no order in writing passed by

the court dismissing the entire suit as having abated. The suit

has been treated by the Division Bench to have abated in its

entirety by operation of law. For a period of ninety days from

the date of death of any party the suit remains in a state of

suspended animation. And then it abates. The converse

would also logically follow. Once the prayer made by the

legal representatives of the deceased plaintiff for setting

aside the abatement as regards the deceased plaintiff was

allowed, and the legal representatives of the deceased

plaintiff came on record, the constitution of the suit was

rendered good; it revived and the abatement of the suit would

be deemed to have been set aside in its entirety even though

there was no specific prayer made and no specific order of

the court passed in that behalf."

48. In view of the aforesaid settled position of law and the specific

direction issued by the Hon'ble Supreme Court restoring the

proceedings after setting aside the abatement, it is evident that the

adjudication rendered earlier without determination of the share and

entitlement of Late Madan Lal Modi was incomplete. Once the

abatement stood set aside and his legal representatives were

brought on record, the matter necessarily required a fresh and

effective adjudication qua his rights, as the same has a direct

bearing on the inter se entitlement of all parties.

49. It is pertinent to mention here that the Code of Civil Procedure

empowers the appellate Court to pass an order of remand in the

following situations and these situations are covered by Order 41

Rule 23, Order 41 Rule 23-A and Order 41 Rule 25 CPC.

23. Remand of case by Appellate Court.-Where the

Court from whose decree an appeal is preferred has

disposed of the suit upon a preliminary point and the

decree is reversed in appeal, the Appellate Court

may, if it thinks fit, by order remand the case, and

may further direct what issue or issues shall be tried

in the case so remanded, and shall send a copy of its

judgment and order to the Court from whose decree

the appeal is preferred, which directions to re-admit

the suit under its original number in the register of

civil suits, and proceed to determine the suit; and the

evidence (if any) recorded during the original trial

shall, subject all just exceptions, be evidence during

the trial after remand.

23A. Remand in other cases.- Where the Court

from whose decree an appeal is preferred has

disposed of the case otherwise than on a preliminary

point, and the decree is reversed in appeal and a re-

trial is considered necessary, the Appellate Court

shall have the same powers as it has under rule 23.

25. Whether appellate court may frame issues and

refer them for trial to court whose decree

appealed from.- where the court from whose decree

the appeal is preferred has omitted to frame or try

any issue, or to determine any question of fact, which

appears to the appellate court essential to the right

decision of the suit upon the merits, the appellate

court may, if necessary, frame issues, and refer the

same for trial to the court from whose decree the

appeal is preferred, and in such case shall direct

such court to take the additional evidence required;

and such court shall proceed to try such issues, and

shall return the evidence to the appellate court

together with its findings thereon and the reasons

therefor within such time as may be fixed by the

appellate court or extended by it from time to time.

50. Order 41 Rule 23 CPC provides that where the trial Court has

disposed of the suit upon a preliminary point and the decree is

reversed in appeal, the appellate Court may remand the case. Order

41 Rule 23-A CPC provides that where the trial Court has disposed

of the suit otherwise than on a preliminary point and the decree is

reversed in appeal and a retrial is considered necessary, the

appellate Court shall have the same powers as it has under Rule

23. Order 41 Rule 25 CPC empowers the appellate Court to frame

issues and refer them to the trial Court for determination.

51. On a bare perusal of the above provisions it is crystal clear that the

power of remand is not to be exercised routinely and the appellate

Court must examine whether the conditions contemplated under the

aforesaid provisions are satisfied. The Hon'ble Supreme Court has

repeatedly held that remand should not be ordered mechanically

and that the appellate Court should normally decide the appeal itself

unless the circumstances of the case make a retrial necessary in

the interest of justice.

52. Order 41 Rule 23A of the CPC has been inserted in the Code by Act

104 of 1976 w.e.f. 01/02/1977. Prior to the enactment of the Rule

by the amendment, in Rule 23 an order of remand could be passed

only on the reversal of the decree disposing of the suit on a

preliminary point, yet in other case also the appellate Court has

inherent power to remand the case for retrial of the case, when the

appellate Court considers it necessary, in the interest of justice, to

do so. Under the amending Rule 23A CPC, a suit may be

remanded to the trial Court even though such court has disposed of

the case on merits and not merely on preliminary point. The

ingredients of Rule 23A CPC are as under:-

(i) the trial Court has disposed of the suit on merits.

(ii) the decree is reversed in appeal.

(iii) the appellate Court considers that the retrial is necessary.

53. Thus, with the above conditions being satisfied, the appellate Court

can exercise same power of remand under Order 41 Rule 23A CPC.

54. It is also pertinent to mention here that under this Rule only in

exceptional circumstances, the Court may exercise the power of

remand dehors the Rule 23 and 23A of the CPC. It is also important

fact that the order of remand under the Rule 23A of the CPC would

be passed only when the decision of the trial Court is wrong and

when it is necessary to reverse the order setting aside the decree.

Therefore, the necessary conclusion means that the appellate Court

has to consider the evidence on record and then to arrive at a

conclusion whether a finding recorded by the trial Court cannot be

supported on evidence on record.

55. In P. Purushottam Reddy and another v. Pratap Steels Limited

(2002) 2 SCC 686, the Hon'ble Supreme Court has explained the

scope of remand and has held thus in para 10 & 11 as under:

"10. The next question to be examined is the legality and

propriety of the order of remand made by the High Court.

Prior to the insertion of Rule 23-A in Order 41 of the Code of

Civil Procedure by the CPC Amendment Act, 1976, there

were only two provisions contemplating remand by a court

of appeal in Order 41 CPC. Rule 23 applies when the trial

court disposes of the entire suit by recording its findings on

a preliminary issue without deciding other issues and the

finding on preliminary issue is reversed in appeal. Rule 25

applies when the appellate court notices an omission on the

part of the trial court to frame or try any issue or to

determine any question of fact which in the opinion of the

appellate court was essential to the right decision of the suit

upon the merits. However, the remand contemplated by

Rule 25 is a limited remand inasmuch as the subordinate

court can try only such issues as are referred to it for trial

and having done so, the evidence recorded, together with

findings and reasons therefor of the trial court, are required

to be returned to the appellate court. However, still it was a

settled position of law before the 1976 Amendment that the

court, in an appropriate case could exercise its inherent

jurisdiction under Section 151 CPC to order a remand if

such a remand was considered pre-eminently necessary ex

debito justitiae, though not covered by any specific

provision of Order 41 CPC. In cases where additional

evidence is required to be taken in the event of any one of

the clauses of sub-rule (1) of Rule 27 being attracted, such

additional evidence, oral or documentary, is allowed to be

produced either before the appellate court itself or by

directing any court subordinate to the appellate court to

receive such evidence and send it to the appellate court. In

1976, Rule 23-A has been inserted in Order 41 which

provides for a remand by an appellate court hearing an

appeal against a decree if (i) the trial court disposed of the

case otherwise than on a preliminary point, and (ii) the

decree is reversed in appeal and a retrial is considered

necessary. On twin conditions being satisfied, the appellate

court can exercise the same power of remand under Rule

23-A as it is under Rule 23. After the amendment, all the

cases of wholesale remand are covered by Rules 23 and

23-A. In view of the express provisions of these Rules, the

High Court cannot have recourse to its inherent powers to

make a remand because, as held in Mahendra Manilal

Nanavati v. Sushila Mahendra Nanavati (AIR at p. 399), it is

well settled that inherent powers can be availed of ex debito

justitiae only in the absence of express provisions in the

Code. It is only in exceptional cases where the court may

now exercise the power of remand dehors Rules 23 and 23-

A. To wit, the superior court, if it finds that the judgment

under appeal has not disposed of the case satisfactorily in

the manner required by Order 20 Rule 3 or Order 41 Rule

31 CPC and hence it is no judgment in the eye of law, it

may set aside the same and send the matter back for

rewriting the judgment so as to protect valuable rights of the

parties. An appellate court should be circumspect in

ordering a remand when the case is not covered either by

Rule 23 or Rule 23-A or Rule 25 CPC. An unwarranted

order of remand gives the litigation an undeserved lease of

life and, therefore, must be avoided.

11. In the case at hand, the trial court did not dispose of the

suit upon a preliminary point. The suit was decided by

recording findings on all the issues. By its appellate

judgment under appeal herein, the High Court has recorded

its finding on some of the issues, not preliminary, and then

framed three additional issues leaving them to be tried and

decided by the trial court. It is not a case where a retrial is

considered necessary. Neither Rule 23 nor Rule 23-A of

Order 41 applies. None of the conditions contemplated by

Rule 27 exists so as to justify production of additional

evidence by either party under that Rule. The validity of

remand has to be tested by reference to Rule 25. So far as

the objection as to maintainability of the suit for failure of the

plaint to satisfy the requirement of Forms 47 and 48 of

Appendix A CPC is concerned, the High Court has itself

found that there was no specific plea taken in the written

statement. The question of framing an issue did not,

therefore, arise. However, the plea was raised on behalf of

the defendants purely as a question of law which, in their

submission, strikes at the very root of the right of the

plaintiff to maintain the suit in the form in which it was filed

and so the plea was permitted to be urged. So far as the

plea as to readiness and willingness by reference to clause

(c) of Section 16 of the Specific Relief Act, 1963 is

concerned, the pleadings are there as they were and the

question of improving upon the pleadings does not arise

inasmuch as neither any of the parties made a prayer for

amendment in the pleadings nor has the High Court allowed

such a liberty. It is true that a specific issue was not framed

by the trial court. Nevertheless, the parties and the trial

court were very much alive to the issue whether Section

16(c) of the Specific Relief Act was complied with or not and

the contentions advanced by the parties in this regard were

also adjudicated upon. The High Court was to examine

whether such finding of the trial court was sustainable or not

in law and on facts. Even otherwise the question could have

been gone into by the High Court and a finding could have

been recorded on the available material inasmuch as the

High Court being the court of first appeal, all the questions

of fact and law arising in the case were open before it for

consideration and decision."

56. Further, in Municipal Corporation, Hyderabad v. Sunder Singh

{J.T. 2008 (7) SC 247}, while considering the scope of Order 41

Rule 23 CPC, the Hon'ble Supreme Court has held thus in para 11

as under:

"11. It is now well settled that before invoking the said

provision, the conditions precedent laid down therein must

be satisfied. It is further well settled that the Court should

loathe to exercise its power in terms of Order XLI Rule 23 of

the code of Civil Procedure and an order of remand should

not be passed routinely. It is not to be exercised by the

appellate court only because it finds it difficult to deal with

the entire matter. If it does not agree with the decision of

the trial court, it has to come with a proper finding of its

own. The Appellate Court cannot shirk its duties."

57. Similarly, in Ashwinkumar K. Patel v. Upendra J. Patel and

others {AIR 1999 SC 1125}, the Hon'ble Supreme Court has held

that the Appellate Court should not ordinarily remand a case under

Order 41 Rule 23 of CPC, as such, remand orders lead to

unnecessary delay and cause prejudice to the parties and Appellate

Court should itself consider material available and should decide the

appeal one way or other. It was held thus in para 7 as under:

"7. In our view, the High Court should not ordinarily remand

a case under Order 41, Rule 23, C.P.C. to the lower Court

merely because it considered that the reasoning of the

lower Court in some respects was wrong. Such remand

orders leads to unnecessary delays and cause prejudice to

the parties to the case. When the material was available

before the High Court, it should have itself decided the

appeal one-way or other. It could have considered the

various aspects of the case mentioned in the order of the

trial Court and considered whether the order of the trial

Court ought to be confirmed or reversed or modified. It

could have easily considered the documents and affidavits

and decided about the prima-facie case on the material

available. In matters involving agreements of 1980 (and

1996) on the one hand and an agreement of 1991 on the

other, as in this case, such remand orders would lead to

further delay and uncertainty. We are, therefore, of the view

that the remand by the High Court was not necessary."

58. Now keeping in view the requirements of Order 41 Rule 23-A CPC

and law laid down by the Hon'ble Supreme Court, this Court

examined the legality and correctness of the impugned judgment of

the first appellate court. In the present case the trial Court has

disposed of the suit on its merits by recording the evidence on all

the issues and not on the preliminary point.

59. Thus, from the aforesaid decisions it is clear that although the power

of remand exists, such power must be exercised cautiously and only

where the circumstances of the case make a retrial necessary.

60. The trial Court has passed the order on 20/12/2016 dismissed the

application filed by the legal heirs of late Madan Lal Modi under

Order 22 Rule 9 (2) read with Section 151 of the CPC and Section 5

of the Limitation Act to bring the legal representatives on record on

the ground that Madan Lal Modi has expired on 11.04.1992 and his

legal representative could not move the application within limitation,

as such the trial Court has abated the suit against him.

61. It is an admitted fact that during the pendency of the civil suit,

plaintiff No.1 Madan Lal Modi has expired on 11.04.1992 at that time

the suit was abated by the trial Court. In the absence of

representation of Madan Lal Modi, plaintiffs No.3 A to 3C have filed

the application under Order 6 Rule 17 CPC for amendment in the

plaint. The application filed under Order 6 Rule 17 CPC is

reproduced hereinbelow:-

2& ;g fd okn ds voyksdu ls oknhx.k dks ;g tkudkjh gqbZ dh okn ds

iquZxBu ds le; tks okn i= dh izfr is'k dh xbZ gS vkSj ckn esa oknhx.k }kjk

okn i= dh izekf.kr izfrfyfi o"kZ 1976 dks tks is'k fd;k x;k gS mlesa dqN

fyfidh; =qfV gS ftls oknhx.k viuk la'kks/ku vkosnu ds ek/;e ls lq/kkj djuk

pkgrs gSaA

3& ;g fd oknhx.k vius nkok ds vfHkopu ds lkFk layXu 'ksM+~;wy esa

fuEukuqlkj la'kks/ku lekfo"V djuk pkgrs gSAa

v½ ;g fd 'ksM~;wy v esa tgkaW [kljk ua- 433@6 gS mls 439@6 ,oa 497@16 ds

LFkku ij 497@10 ,oa 826 ds LFkku ij 839 dqy jdck 8-38 ds LFkku ij 8-43

fd;k tkos blh rjg mDr 'ksM+;wy esa 1091@3 ds txg 1094@3] 1099 dh txg

1095] 1144@1 [k dks ?k fd;k tkos rFkk x dks v fy[kk tkos ,oa 497@25 ds

LFkku ij 497@29 rFkk 732@5 jdck 0-15 ds LFkku ij 0-11 fy[kk tkos rFkk 0-

14 dks foyqIr djrs gq, 732@6 ds jdck 0-20 dks 0-10 ,oa 0-70 dks 0-73 rFkk

1-50 dks 1-29 fy[kk tkosA

c½ ;g fd 'ksM~;wy M esa }kjdknkl ds fgLls ds [kljk ua- 493@28 dks 493@106

i<+k tkosA

l½ ;g fd 'ksM~;wy M enuyky ds fgLls dh [kljk ua- 732@3 dks 732@18 ,oa

1091@03 dks 1094@3 fy[kk tkosA

4& ;g dh mDr la'kks/ku ls okn ds Lo:i esa fdlh Hkh izdkj dk ifjorZu ugh

gks jgk gS cfYd oknhx.k }kjk tks fyfidh; =qfV gqbZ gS mls la'kks/ku vkosnu ds

ek/;e ls la'kks/ku djuk pkgrs gSaA

62. Respondents No.4 A to F have categorically opposed the said

application and contended that in the year 1996 the concerned

record was burnt. The original plaint was filed in the year 1976 and

the schedule which was appended in the said suit in which some

changes have been tried to be done. However, the trial Court has

allowed the application on 04/01/2018 and before that on account of

death of Madan Lal Modi his suit was abated. Therefore, it is crystal

clear that at that point of time the legal heirs were not heard.

63. Examining the facts of the present case in the light of the aforesaid

principles, it is evident that during the pendency of the civil suit

plaintiff No.1 Madan Lal Modi expired on 11.04.1992 and the

learned trial Court dismissed the application filed by his legal

representatives for setting aside the abatement and consequently

the suit stood abated against him. As a result, the legal

representatives of late Madan Lal Modi could not participate in the

trial nor could they lead evidence before the learned trial Court,

therefore, their legal right was affected.

64. Subsequently, the Hon'ble Supreme Court by order dated

28.04.2025 set aside the abatement qua late Madan Lal Modi and

directed that his legal representatives shall stand substituted as

plaintiffs. Consequently, the proceedings stand revived to the stage

prior to the death of Madan Lal Modi and the legal representatives

of the deceased plaintiff are entitled to prosecute the suit on merits.

65. This Court has also examined the evidence available on record,

particularly the schedule appended with Exhibit P-137 (1976), the

Schedule prepared upon reinstitution in the year 2003 and the

subsequent modification dated 06.01.2018, that material variations

have occurred in the khasra particulars as well as in the recorded

area of the suit lands. Several khasra numbers forming part of the

original holding as reflected in the 1976 schedule, such as Khasra

Nos. 493/6, 497/10, 839, 1094/3, 1095 and 497/29, are shown in

altered form in the later schedules as 433/6, 497/16, 820, 1091/3,

1099 and 457/25 respectively. Likewise, discrepancies are also

evident in the 732 series, where both the khasra particulars and the

corresponding rakba have undergone variation. Apart from changes

in numbering, the total area of the land also reflects inconsistency,

the aggregate rakba being 9.68 in the year 1976 schedule, reduced

to 8.38 in the year 2003 schedule and subsequently reflected as

8.43 after correction dated 06.01.2018. Further, even in respect of

identical khasra numbers appearing in different schedules,

variations in rakba are noticeable, indicating internal inconsistency

in the description of the property. Since khasra number and rakba

constitute the primary indicia of identity and extent of immovable

property, these variations materially affect the identification and

situational particulars of the suit land. Such discrepancies cannot be

conclusively resolved without a proper evidentiary examination of

the revenue record. Accordingly, this Court refrains from returning

any final finding on the identity or extent of the land at this stage,

leaving the issue open for determination by the learned Trial Court

upon remand.

66. Therefore, in the peculiar facts and circumstances of the case and

in view of the order passed by the Hon'ble Supreme Court restoring

the proceedings qua late Madan Lal Modi. Therefore, in order to

ensure that no injustice is caused to any of the parties, and keeping

in view the variations appearing in the khasra numbers and

description of the property as well as the documents produced by

the legal representatives of Late Madan Lal Modi, this Court is of the

considered opinion that the controversy requires fresh examination

on the basis of evidence and the matter deserves to be adjudicated

afresh by the learned trial Court.

67. Accordingly, Issue No.1 is answered in the affirmative and it is held

that the matter deserves to be remanded to the learned trial Court

for fresh adjudication.

68. In such circumstances, the case squarely falls within the ambit of

Order 41 Rule 23-A of the Code of Civil Procedure, which empowers

the Appellate Court to remand the matter where retrial is considered

necessary notwithstanding disposal of the suit on merits. Since

determination of the share of Late Madan Lal Modi would have a

direct bearing on the ultimate rights of the parties and the issues

framed in the present appeal, this Court is of the view that remand

for limited fresh adjudication is warranted.

69. Since the matter is being remanded for fresh adjudication, in the

context of the present dispute, it is also to be examined as to the

respective shares and entitlement of the parties in the suit

properties, including as to which party is entitled to what portion

thereof. The determination regarding allocation and distribution of

shares in the suit properties is per se connected with the identity,

extent and description of the properties and the rights flowing

therefrom, which could not be conclusively adjudicated in the

absence of complete and proper evidence on record. Issue No. 2 is

left open to be determined by the learned trial Court on the basis of

the evidence that may be led by the parties.

70. Accordingly, FA No.3 of 2023 is hereby allowed and impugned

judgment and decree dated 14.12.2018 is set aside and the suit is

remitted back for fresh adjudication. Consequently, FA No.206 of

2019 is disposed of in terms off judgment and decree passed in FA

No.3 of 2023. No order as to costs.

71. The Registry is directed to scan the records of the case before

sending it back to the trial Court as in earlier occasion the records of

the case was burnt.

72. The parties are directed to appear before the learned Trial Court on

04th of May, 2026 without awaiting further notice.

73. The learned Trial Court shall be at liberty to frame additional issues,

permit parties to file amendment application as well as application

for taking documents on record and lead evidence, if necessary, and

adjudicate the matter afresh in accordance with law. Considering

that the matter pertains to long pending litigation, the learned Trial

Court is requested to decide the matter expeditiously, preferably

within a period of Eight months from the date of appearance of the

parties.

74. It is directed that the trial Court shall not give unnecessary

adjournments and shall conclude the trial on day to day basis and

the parties are also directed to co-operate in the trial before the trial

Court.

75. Pending applications, if any, shall stand disposed of.

76. A decree be drawn accordingly.

Sd/-

(Arvind Kumar Verma) JUDGE

ashu

 
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 : Media

 
 
Latestlaws Newsletter