Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Page No.# 1/8 vs Taher Ali And 7 Ors
2023 Latest Caselaw 2797 Gua

Citation : 2023 Latest Caselaw 2797 Gua
Judgement Date : 2 August, 2023

Gauhati High Court
Page No.# 1/8 vs Taher Ali And 7 Ors on 2 August, 2023
                                                         Page No.# 1/8

GAHC010165412023




                        THE GAUHATI HIGH COURT
  (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                           Case No. : CRP/112/2023

         JAHAN ALI @ JOHAN UDDIN SK AND 4 ORS
         S/O- LATE POCHA SHEIKH,
         R/O-VILL- NAYAPARA PART-I,
         P.O- BAHATI, P.S.- MATIA,
         DIST.- GOALPARA, ASSAM,
         PIN- 783125.

         2: SAMAN ALI @ SAMAD ALI
          S/O- LATE POCHO SHEIKH

         R/O-VILL- NAYAPARA PART-I

         P.O- BAHATI
          P.S.- MATIA

         DIST.- GOALPARA
         ASSAM

         PIN- 783125.

         3: BAHADUR MOLLAH
          S/O- LATE OSIMUDDIN MONDOL

         R/O-VILL- NAYAPARA PART-I

         P.O- BAHATI
          P.S.- MATIA

         DIST.- GOALPARA
         ASSAM

         PIN- 783125.

         4: ARIFUDDIN MOLLAH
                                   Page No.# 2/8

S/O- LATE OSIMUDDIN MONDOL

R/O-VILL- NAYAPARA PART-I

P.O- BAHATI
 P.S.- MATIA

DIST.- GOALPARA
ASSAM

PIN- 783125.

5: BAKKAR MOLLAH
 S/O- LATE NURUL MOLLAH

R/O-VILL- NAYAPARA PART-I

P.O- BAHATI
 P.S.- MATIA

DIST.- GOALPARA
ASSAM

PIN- 783125

VERSUS

TAHER ALI AND 7 ORS
S/O- LATE POCHA SHEIKH,
R/O-VILL- NAYAPARA PART-I,
P.O- BAHATI, P.S.- MATIA,
DIST.- GOALPARA, ASSAM,
PIN- 783125.

2:KAMALA NESSA @ KAMALA KAHATUN
 D/O- LATE POCHA SHEIKH

R/O-VILL- NAYAPARA PART-I

P.O- BAHATI
 P.S.- MATIA

DIST.- GOALPARA
ASSAM

PIN- 783125.

3:ON THE DEATH OF DUBLAI BEWA
                                   Page No.# 3/8

D/O- LATE POCHA SHEIKH
TO BE REPRESENTED BY HER HEIRS-

3.1:JOYNAL ALI (SON)
 R/O-VILL- NAYAPARA PART-I

P.O- BAHATI
 P.S.- MATIA

DIST.- GOALPARA
ASSAM

PIN- 783125.

3.2:BILAT ALI SHEIKH (SON)
 R/O-VILL- NAYAPARA PART-I

P.O- BAHATI
 P.S.- MATIA

DIST.- GOALPARA
ASSAM

PIN- 783125.

3.3:MOMTAZ BEGUM (DAUGHTER)
 R/O-VILL- NAYAPARA PART-I

P.O- BAHATI
 P.S.- MATIA

DIST.- GOALPARA
ASSAM

PIN- 783125.

4:CHABIRON NESSA
 D/O- LATE POCHA SHEIKH

R/O-VILL- NAYAPARA PART-I

P.O- BAHATI
 P.S.- MATIA

DIST.- GOALPARA
ASSAM

PIN- 783125.
                                         Page No.# 4/8


5:SHAHERA NESSA @ CHAHERA BEGUM
 D/O- LATE POCHA SHEIKH

R/O-VILL- NAYAPARA PART-I

P.O- BAHATI
 P.S.- MATIA

DIST.- GOALPARA
ASSAM

PIN- 783125.

6:ROHINTON NESSA @ OHITON NESSA
 D/O- LATE POCHO SHEIKH

R/O-VILL- NAYAPARA PART-I

P.O- BAHATI
 P.S.- MATIA

DIST.- GOALPARA
ASSAM

PIN- 783125.

7:CHARVAN BEWA @ SURATVAN BEWA
W/O- LATE POCHA SHEIKH

R/O-VILL- NAYAPARA PART-I

P.O- BAHATI
 P.S.- MATIA

DIST.- GOALPARA
ASSAM

PIN- 783125.

8:ON THE DEATH OF KORIMUDDIN MOLLAH

S/O- LATE OSIMUDDIN MONDOL

TO BE REPRESENTED BY HIS LEGAL HEIRS-

8.1:KASHEM ALI MOLLOH (SON)
 R/O-VILL- NAYAPARA PART-I
                                                                             Page No.# 5/8


            P.O- BAHATI
             P.S.- MATIA

            DIST.- GOALPARA
            ASSAM

            PIN- 783125.

            8.2:RAHMAN ALI MOLLAH (SON)
             R/O-VILL- NAYAPARA PART-I

            P.O- BAHATI
             P.S.- MATIA

            DIST.- GOALPARA
            ASSAM

            PIN- 783125

Advocate for the Petitioner   : MR. A SATTAR

Advocate for the Respondent :




                                   BEFORE
                  HONOURABLE MR. JUSTICE SANJAY KUMAR MEDHI

                                         ORDER

02-08-2023 Heard Shri A. Sattar, learned counsel for the petitioners, who by means of this application has put to challenge an order dated 10.05.2023 passed by the Civil Judge, Goalpara whereby the application filed under Section 5 of the Limitation Act accompanying an application under Order 9 Rule 13 read with Section 131 of the CPC has been dismissed.

2. It is a settled position of law that order of this nature is an appealable order and therefore this petition appears to be misconceived.

3. The Hon'ble Supreme Court in the case of Shyam Sundar Sarma Vs Pannalal Page No.# 6/8

Jaiswal & Ors. reported in (2005) 1 SCC 436 has held that dismissal of an application under Section 5 of the Limitation Act would also mean a dismissal of the entire case and therefore an appeal would lie. In paragraphs 14 and 15, the Hon'ble Supreme Court has laid down as follows:-

"14. It was sought to be argued on behalf of the appellant that the above decisions were distinguishable in view of the fact that in those cases, the appeals against the decrees were filed first, followed by the petitions under Order 9 Rule 13 of the Code, whereas in the present case the petition under Order 9 Rule 13 of the Code was filed first and only during its pendency, an appeal against the decree was filed, with an application for condoning the delay in filing it. In our view, this would not make any difference to the principle enunciated by this Court in Rani Choudhury case. Moreover, on the day the trial court was called upon to consider and dispose of the petition under Order 9 Rule 13 of the Code, an appeal, though belated, had been filed against the decree by the appellant and the same had been dismissed as barred by limitation and had not been withdrawn. It is not possible to accept the argument that the application of the Explanation should be confined to cases where an appeal had already been filed against the ex parte decree and it should be held not to apply to cases where an appeal is subsequently filed. The acceptance of such an argument, in our view, would tend to defeat the legislative scheme as noticed in Rani Choudhury case [(1982) 2 SCC 596]. In the light of the object sought to be achieved by the introduction of the Explanation to Order 9 Rule 13, such an argument cannot also be accepted.

15. We are not impressed by the argument of learned counsel for the appellant that the decision in Rani Choudhury case requires reconsideration. On going through the said decision in the light of the objects and reasons for the introduction of the Explanation to Order 9 Rule 13 and the concept of an appeal as indicated by the Privy Council and this Court in the decisions already cited, the argument that an appeal which is dismissed for default or as barred by limitation because of the dismissal of the application for condoning the delay in filing the same, should be treated on a par with the non-filing of an appeal or the withdrawal of an appeal, cannot be accepted. The argument that since there is no merger of the decree of the trial court in that of the appellate court in a case of this nature and consequently the Explanation should not be applied, cannot also be accepted in the context of what this Court has earlier stated and what we have noticed above."

Page No.# 7/8

4. In any case, in the case of Virudhunagar Hindu Nadargal Dharma Paribalana Sabai & Ors Vs Tuticorin Education Society and Ors. reported in (2019) 9 SCC 538 the Hon'ble Supreme Court has further laid down a caveat that whenever there is remedy under the Code, constitutional provision are not liable to be invoked. The relevant portion of the judgment is extracted herein below:-

"12. But courts should always bear in mind a distinction between (i) cases where such alternative remedy is available before civil courts in terms of the provisions of Code of Civil Procedure, and (ii) cases where such alternative remedy is available under special enactments and/or statutory rules and the fora provided therein happen to be quasi-judicial authorities and tribunals. In respect of cases falling under the first category, which may involve suits and other proceedings before civil courts, the availability of an appellate remedy in terms of the provisions of CPC, may have to be construed as a near total bar. Otherwise, there is a danger that someone may challenge in a revision under Article 227, even a decree passed in a suit, on the same grounds on which Respondents 1 and 2 invoked the jurisdiction of the High Court. This is why, a 3-member Bench of this Court, while overruling the decision in Surya Dev Rai v. Ram Chander Rai [(2003) 6 SCC 675] pointed out in Radhey Shyam v. Chhabi Nath [(2015) 5 SCC 423] that "orders of civil court stand on different footing from the orders of authorities or tribunals or courts other than judicial/civil courts".

13. Therefore wherever the proceedings are under the Code of Civil Procedure and the forum is the civil court, the availability of a remedy under the CPC, will deter the High Court, not merely as a measure of self-imposed restriction, but as a matter of discipline and prudence, from exercising its power of superintendence under the Constitution. Hence, the High Court ought not to have entertained the revision under Article 227 especially in a case where a specific remedy of appeal is provided under the Code of Civil Procedure itself."

5. In view of the above, the present petition is held to be not maintainable and therefore dismissed.

6. Liberty is however granted to the petitioners to prefer an appeal, if so advised. Shri Sattar, learned counsel, at this stage prays for a direction to return the certified copy. Accordingly, to facilitate preferring of such appeal, Registry is directed to return Page No.# 8/8

the certified copy of the impugned order, if sought for by the petitioners.

JUDGE

Comparing Assistant

 
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 : MAIMS

 
 
Latestlaws Newsletter