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

Nasim Akhtar vs Tasnim Arif
2026 Latest Caselaw 1684 Jhar

Citation : 2026 Latest Caselaw 1684 Jhar
Judgement Date : 10 March, 2026

[Cites 0, Cited by 0]

Jharkhand High Court

Nasim Akhtar vs Tasnim Arif on 10 March, 2026

Author: Anubha Rawat Choudhary
Bench: Anubha Rawat Choudhary
                                                                           2026:JHHC:6302


                                                                                     2024:JHHC:3010


                 IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                   F.A. No. 222 of 2023

                     Nasim Akhtar, aged about 65 years, S/o late Israil Quaisar, by faith
                     Muslim, by faith Muslim, by profession Retd. Resident of Kala
                     Toli, Near Panch Mandir, P.O. Sadar, P.S. Sadar, District -
                     Hazaribagh                   ...    ...       Appellant/Plaintiff
                                           Versus
                     1. Tasnim Arif, S/o Late Israil Quaisar, by faith Muslim, Resident
                        of Kalal Toli, Near Panch Mandir, P.O. Sadar, P.S. Sadar,
                        District - Hazaribagh
                     2. Shamim Akhtar, S/o late Israil Quaisar, by faith Muslim,
                        Resident of Kalal Toli, Near Panch Mandir, P.O. Sadar, P.S.
                        Sadar, District - Hazaribagh
                               ...        ...       Appellants/Respondents/Defendants
                                           ---

CORAM: HON'BLE MRS. JUSTICE ANUBHA RAWAT CHOUDHARY

---

For the Appellant : Mr. Pratik Sen, Advocate For the Respondents : Mr. Shadab Bin Haque, Advocate : Mr. Aaryamann Relan, Advocate

---

07/10.03.2026 This first appeal has been filed against the judgement dated 24.06.2023 decree signed on 04.07.2023 passed in Original Suit No.77 of 2018 by learned Civil Judge, Senior Division - IV, Hazaribagh.

2. The learned counsel for the appellant has submitted that I.A. No.14945 of 2025 is filed bringing on record the compromise entered into between the parties which is in the form of batwaranama (family arrangement) annexed as Annexure - 1 to the interlocutory application

3. The learned counsel for the appellants has also submitted that the terms of compromise have also been translated and has been mentioned in paragraphs 9, 10, 11, and 12 of the interlocutory application, which are quoted as under:

"9. That the appellant states and submits that Schedule (Ka), which has been shown in Green Colour and whose length is 25 feet, has been allotted to the first party- the appellant herein, whose description is as follows:-

Holding No.-1126, 1.09 D of land out of Area of16 Dhur 2 Dhurki, whose boundary is as follows:-

2026:JHHC:6302

2024:JHHC:3010

North- Shamim Akhtar South- Tasnim Aareef East- Mubarak Husain West- Gali Badhu Mohd. Islam

10. That the appellant states and submits that property mentioned in Schedule (Kha), which has been shown in Red Colour and whose length is 25 feet, has been allotted to the second party- the respondent No.2 herein, whose description is as follows:-

Holding No.-1126, 1.09 Decimals out of Area of 16 Dhur 2 Dhurki, whose boundary is as follows:-

North PCC Gali South- Nasim Akhtar East Mubarak Husain West- Gali Badhu Mohd. Islam

11. That the appellant states and submits that property mentioned in Schedule (Ga), which has been shown in Black Colour and whose length is 25 feet, has been allotted to the third party - the respondent no.1 herein, whose description is as follows: -

Holding No.-1126, 1.09 Decimals of land out of Area of 16 Dhur 2 Dhurki, whose boundary is as follows:-

North - Nasim Akhtar South - Pucca Road East - Mubarak Husain West - Gali Badhu Mohd. Islam

12. That the appellant states and submits that as per the said compromise/partition, all the three parties will remain peaceful occupants of their respective properties as per this partition and will get the mutation done in their respective names from the Zonal office and will get the Government receipt issued. There will be no objection from each other party in this, if they do, then they will be legally bound by this partition deed. That in future no party will make any claim or

2026:JHHC:6302

2024:JHHC:3010

interference on the other's land. Based on this partition deed, the first party, second party, and third party can build houses or construct boundary walls on their respective land, or use it for their own use, as they see fit. The other party will have no objection to this."

4. The learned counsel for the respondents has submitted that the two respondents are full brothers of the appellant and the case arises out of partition suit and they have also filed a counter affidavit annexing the same batwaranama (family arrangement).

5. The learned counsel has jointly submitted that the appeal be disposed of in terms of compromise entered into between the parties and the batwaranama (family arrangement) may form part of the decree.

6. After hearing the learned counsel for the parties, it appears that the parties have settled their dispute outside the Court. The case arises out of partition suit in which there are only three parties and all of them are full brothers.

7. In such circumstances, this appeal is disposed of in terms of the compromise annexed as Annexure - 1 to the interlocutory application. The annexure -1 to the I.A. No.14945 of 2025 to form part of the decree.

8. I.A. No.14945 of 2025 is disposed of.

9. Office to prepare decree accordingly.

(Anubha Rawat Choudhary, J.)

Saurav/-

Uploaded on 11.03.2026

 
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