Citation : 2025 Latest Caselaw 9666 Gua
Judgement Date : 17 December, 2025
Page No.# 1/3
GAHC010181892025
undefined
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : RSA/207/2025
SAMSUL HOQUE
S/O LATE ROFATULLAH MUNSHI, R/O VILL. PARERCHAR PART II, P.O. AND
P.S. ABHAYAPURI, DIST. BONGAIGAON, ASSAM, PIN 783380
VERSUS
MD WAHIDUR RAHMAN AND ORS
SO MD SAWKAT ALI
2:ON THE DEATH OF MOKRAM ALI HIS LEGAL HEIRS
NAMELY-
2.1:STRUCK OFF
VIDE HON'BLE COURT'S ORDER DATED 27/08/2025 PASSED IN I.A.(C)
2782/2025
2.2:MOINUL HAQUE
S/O MOKRAM ALI
2.3:MAMINUL HAQUE
S/O MOKRAM ALI
2.4:AST. MONOWARA BEGUM
R/O VILL. PARERCHAR PART II
P.O. AND P.S. ABHAYAPURI
DIST. BONGAIGAON
ASSAM
PIN 783380
2.5:MASLEEMA BEGUM
D/O MOKRAM ALI
R/O VILL. PARERCHAR PART II
Page No.# 2/3
P.O. AND P.S. ABHAYAPURI
DIST. BONGAIGAON
ASSAM
PIN 783380
3:MD. SAUKAT ALI
S/O LATE RAFETULLAH MUNSHI
ALL ARE R/O VILL. PARERCHAR PART II
P.S. AND P.O. ABHAYAPURI
DIST. BONGAIGAON
ASSAM
PIN 78338
Advocate for the Petitioner : ALHAJJ I UDDIN, MR. MASUM ALAM,M ALAMGEER,MR. A
ALAM
Advocate for the Respondent : MS. R CHOUDHURY, MD. MEMON AHMED FOR THE
CAVEATOR
With
I.A.(Civil) Case No. 3379/2025
In
RSA Case No. 207/2025
With
I.A.(Civil) Case No. 3882/2025
In
RSA Case No. 207/2025
BEFORE
HONOURABLE MR. JUSTICE MRIDUL KUMAR KALITA
ORDER
17.12.2025
1. Heard Ms. S. Roy, the learned counsel appearing on behalf of the appellant. Also heard Ms. R. Choudhury, the learned counsel for the respondents/caveator, who submits that the appellant has filed another regular second appeal with filing No. 14346/2025.
2. She submits that in the said regular second appeal there was a delay which has already been condoned by this court and Registry has Page No.# 3/3
been directed to register the said appeal.
3. She submits that as both the regular second appeal arise out of the common judgment, passed by the First Appellate Court, it would be appropriate that both the regular second appeal is taken up together. She, therefore, prays for listing this matter tomorrow or day after tomorrow.
4. The learned counsel for the appellant does not oppose the prayer.
5. Let this regular second appeal be listed, along with the other regular second appeal filed by the present applicant (filing number 14346/2025) on 19.12.2025.
JUDGE
Comparing Assistant
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!