Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nabi Mian vs Yakub Mian
2026 Latest Caselaw 622 Jhar

Citation : 2026 Latest Caselaw 622 Jhar
Judgement Date : 3 February, 2026

[Cites 1, Cited by 0]

Jharkhand High Court

Nabi Mian vs Yakub Mian on 3 February, 2026

Author: Anubha Rawat Choudhary
Bench: Anubha Rawat Choudhary
                                                        2026:JHHC:2685




IN THE HIGH COURT OF JHARKHAND AT RANCHI

                S.A. No. 216 of 2018

 1. Nabi Mian, aged about 68 years
 2. Rajab Mian, aged about 66 years
 3. Sahauddin Mian, aged about 56 years,
    All sons of late Jamir Mian,
 4. Sagir Mian, aged about 37 years.
 5. Aslam Mian, aged about 35 years
    Both sons of late Basir Mian,
 6. Anwar Mian, aged about 43 years,
 7. Siddique Mian, aged about 40 years,
    Both sons of Nabi Mian,
 8. Ainul Mian, aged about 38 years, son of Nabi Mian,
    All are residents of Village - Jeetpur, P.O. & P.S. Hariharpur,
    District - Dhanbad
           ...      ...     Defendant No.2,3,4,5,6,7,8 & 9/
                        Respondent no.2 to 9/Appellants
                        Versus
 1. Yakub Mian,
 2. Rafique Mian, both sons of late Ramjan Mian,
    Residents of village - Jeetpur, Tola Sukradih, P.O. & P.S.:
    Hariharpur, District - Dhanbad
    ...         ...       Plaintiffs/Appellants/Respondents
 3. Juman Mian, (substituted v.o.d. 06.11.2025)
    (i)    Sarifan Bibi
    (ii) Kayum Ansari and
    (iii) Mokhtar Ansari
           Both sons of Juman Mian
           All are residents of village - Jitpur, Tola - Sukudih, P.O.
           & P.S. - Hariharpur, District Dhanbad
 4. Munna Mian,
 5. Muslim Mian, all sons of late Ramjan Mian, (substituted v.o.d.
    06.11.2025)
    (i)    Julekha Bibi
    (ii) Sahid Ansari
    (iii) Alya Ansari and
    (iv) Chhutuwa Ansari
           All three sons of Muslim Mian
           All are residents of Village - Jitpur, Tola - Sukudih, P.O.
           & P.S. - Hariharpur, District - Dhanbad
    Residents of village - Jeetpur, Tola Sukradih, P.O. & P.S.:
    Hariharpur, District - Dhanbad
           ...      ...      2nd     Set     of    Defendants/Proforma
    Respondents/ Proforma Respondents
 6. Basir Mian, S/o late Bhaga Mian, R/o village - Jeetpur, P.O. &
    P.S. - Hariharpur, District Dhanbad (substituted v.o.d.
    06.11.2025)
    (i)    Sagir Ahmad and


                          1
                                                                             2026:JHHC:2685




                      (ii)   Aslam Ansari
                             Both sons of Basir Mian and residents of Village - Jitpur,
                             Tola - Sukudih, P.O. & P.S. - Hariharpur, District -
                             Dhanbad
                             ..    ... Respondent/1st party/Performa Respondents
                                         ---

CORAM :HON'BLE MRS. JUSTICE ANUBHA RAWAT CHOUDHARY

---

For the Appellants : Mr. A.K. Sahani, Advocate For the Resp. No.2 : Mr. Ankit Burman, Advocate

---

24/03.02.2026 This appeal has been filed against the judgement and decree dated 04.09.2017 (decree signed on 11.09.2017) passed by learned District Judge V, Dhanbad in Title Appeal No.118 of 2007 reversing the judgement and decree dated 27.06.2007 (decree signed on 09.07.2007) passed by learned Sub-Judge V, Dhanbad in Title Suit No.118 of 1998.

2. The learned counsel for the appellants has submitted that the suit was filed for a declaration of title and recovery of possession with respect to Schedule property, but the suit was dismissed.

3. The plaintiffs had filed the suit for the following reliefs:

"(a) For a decree for declaration of title of the plaintiff in respect of the land described in the schedule below and conformation of possession.

a (1) For decree for recovery of possession in favour of the plaintiff by evicting the defendants from the suit land, if the plaintiff is found to have been dispossessed (Amended vide order dt. 21.4.2004)

b) For a decree for permanent injunction against the defendants, their servants, agents and representatives restraining them from interfering on disturbing the possession of the plaintiff over the land mentioned in the schedule below.

c) For costs of the suit.

d) For any other relief or reliefs to which the plaintiff will be found entitled to."

2026:JHHC:2685

4. The learned counsel for the appellants has referred to the order dated 12.01.2026 wherein it was recorded that Basir Mian, who was contesting respondent no.1 before the learned 1st appellate court, and two proforma respondents in 1st appeal, namely, Juman Mian and Muslim Mian, expired on 16.03.2008, 2008 and 03.11.2010 respectively.

5. The learned counsel has submitted that the suit filed by the plaintiffs was dismissed except in connection with Plot No.352, area 2 decimals, on which the plaintiffs had their house. He further submitted that two of the plaintiffs, namely Yakub Mian and Rafique Mian, both sons of Ramjan Mian, were the appellants before the learned 1st appellate court, whereas Juman Mian, Munna Mian, Muslim Mian, the remaining three sons of Ramjan Mian, were proforma respondents/2nd party before the 1st appellate court.

6. He submits that contesting defendant no.1 and respondent no.1 before the learned 1st appellate court had expired during the pendency of the appeal and two other persons namely Juman Mian and Muslim Mian had also expired during the pendency of appeal. He submits that the title appeal itself had abated due to non-substitution, and therefore, the impugned appellate judgement is a nullity in the eyes of law, and consequently, the present appeal also cannot proceed. He has relied upon the judgement passed by Hon'ble Supreme Court reported in (2005) 6 SCC 300 (Kishun @ Ram Kishun (Dead) through Lrs. VS. Behari (Dead) by Lrs.), which has been followed by this Court in S.A. No.112 of 2021 (Krit Sao & Anr. Vs. Bhola Sao & Ors.) observing that a decree in favour of a party who was dead or against a party who was dead is a nullity and the following passage from the judgement of the Hon'ble Supreme Court has been quoted as under:-

"6. As rightly pointed out by learned counsel for the appellants and fairly agreed to by learned Senior Counsel for the respondent, the decree passed by the High Court in favour of a party who was dead and against a party who was dead, is obviously a nullity. It is conceded that the legal representatives of neither of the parties were brought on

2026:JHHC:2685

record in the second appeal and the second appeal stood abated. On this short ground this appeal is liable to be allowed and the decision of the High Court set aside."

7. At this, the learned counsel has also submitted that since the 1 st appeal was allowed and the suit was decreed by the learned 1st appellate court as per the relief prayed for in the plaint, it can still be open to the respondents herein, who are representing the plaintiffs, to take steps as per law to have the decree reopened and to bring on record the legal representatives of the aforesaid three persons.

8. The learned counsel for the respondent no.2, Rafique Mian, who was one of the appellants before the learned 1 st appellate court, does not dispute the fact that the aforesaid three persons had expired during the pendency of the 1st appeal. In order dated 17.08.2023 itself, it was recorded that respondent nos.3, 5 and 6 had expired and it was also observed that this appeal has abated against respondent nos.3 (Juman Mian), 5 (Muslim Mian) and 6 (Basir Mian).

9. Considering the nature of relief prayed for in the suit seeking recovery of possession and eviction of the defendants, on account of death of one of the contesting defendants, the appeal could not proceed and the appeal as a whole abated on account of non- substitution of the contesting defendant no.1/respondent no.1 and also non-substitution of the proforma respondents (co-plaintiffs). The trial court decree had attained finality in connection with the deceased parties.

10. Considering the nature of the suit and the fact that the aforesaid three persons had expired during the pendency of the 1st appeal and Basir Mian, was one of the contesting respondents in the 1st appeal, who was also one of the contesting defendants in the suit, this Court is of the considered view that the decree passed by the learned 1st appellate court in favour of parties who were made proforma respondents in the appeal, who were dead, and also against a party who was the contesting defendant and respondent no.1 in the appeal, is a nullity in the eyes of law, and therefore, this 2nd appeal itself is not maintainable.

2026:JHHC:2685

11. Consequently, the impugned judgement dated 04.09.2017 passed in Title Appeal No.118 of 2007 by the 1 st appellate court is itself a nullity.

12. However, it is made clear that this order will not stand in the way of respondent nos.1 and 2, who were the appellants before the learned 1st appellate court, to take appropriate steps, as permissible under law, before the learned 1st appellate court to have the decree reopened and to have the legal representatives of the aforesaid deceased persons brought on record.

13. This second appeal is accordingly disposed of.

14. Let a soft copy of this order be communicated to the court concerned through FAX/email.

(Anubha Rawat Choudhary, J.) 03.02.2026 Saurav/ Uploaded on 05.02.2026

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

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

 
 
Latestlaws Newsletter