Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mst. Memcha Bibi vs Md. Abdul Motim Choudhury
2024 Latest Caselaw 365 Mani

Citation : 2024 Latest Caselaw 365 Mani
Judgement Date : 23 August, 2024

Manipur High Court

Mst. Memcha Bibi vs Md. Abdul Motim Choudhury on 23 August, 2024

Author: A. Guneshwar Sharma

Bench: A. Guneshwar Sharma

                                                               Item No. 9-10


             IN THE HIGH COURT OF MANIPUR
                       AT IMPHAL

                       RSA No. 3 of 2021 with
                       MC(RSA) No. 22 of 2024

        Mst. Memcha Bibi
                                                       .....Appellant/s

                                  - Versus -

        Md. Abdul Motim Choudhury
                                                       .... Respondent/s

BEFORE HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA

Order

23.08.2024

[1] Present Mr. Kh. Santa, learned counsel for the appellant

and Mr. NG. Somorjit, learned counsel for the respondent.

[2] Heard the learned counsel for the parties on the

substantial questions of law.

[3] The appellant herein has instituted a suit being O.S. No.

34/35 of 2014 before the Civil Judge (Senior Division), Imphal East

praying for declaration of title and eviction. Whereas, the respondent

herein who is a defendant has also filed counter claim for eviction of

the appellant/plaintiff herein on the plea that he is the owner of the suit

land.

[4] Vide judgment and decree dated 25.11.2019, the Ld.

Civil Judge (Senior Division), Imphal East dismissed the suit filed by

the petitioner herein holding that the defendant is the owner of the suit

Page 1 land and the plaintiff could not prove their position over the suit land.

The plaintiff/appellant herein did not prefer any appeal against the

judgment and decree passed by the Ld. Trial Court rejecting his suit.

However, the respondent/defendant filed an appeal before the Ld.

District Judge, Imphal East being First Civil Appeal Case No. 9 of 2020

and vide order dated 30.04.2021, the appeal was partly allowed by the

Ld. District Judge, Imphal East by evicting the appellant/plaintiff from

the suit land.

[5] Being aggrieved by the order dated 30.04.2021, the

plaintiff approached this Court by second appeal under Section 100 of

CPC. In the memo of appeal, the appellant/plaintiff raised the following

questions as substantial questions of law involved in the present

second appeal under Section 100 of CPC. Para 3 is reproduced as

such:

"3. That, the substantial question of law involved in the Second Civil Appeal as follows:

a) Whether the Appellate Court didn't remand the case under order XLI Rule 23 - A of CPC as to why the Appellate Court didn't remand or refer the issue to the Ld. Trial Court for deciding the issues?

b) Whether the proposition with regard to adverse possession is not discuss by the Trial Court as to why the Appellate Court didn't remand the Trial Court for deciding the issues?

c) Whether the preposition of law observed by the Ld. Appellate Court below amounts to interference with the free judicial exercise?"

Page 2 [6] Mr. Kh. Santa, learned counsel for the appellant/plaintiff,

submits that the First Appellate Court ought to remand the case to the

Trial Court for adjudication by framing issue on adverse possession.

[7] Mr. NG. Somorjit, learned counsel for the

respondent/defendant, submits that since the appellant/plaintiff has not

preferred any appeal against the decree dismissing his suit, the finding

of the Ld. Trial Court has attained finality and the question of adverse

possession amounts to challenging the decree of the Trial Court in

Second Appeal without preferring any First Appeal and as such, the

same plea cannot be taken in Second Appeal.

[8] This Court has considered the submissions made at the

bar and perused the materials on record.

[9] This Court agrees the submissions of Mr. NG. Somorjit,

learned counsel for the respondent/defendant, that the purported

question of law cannot be considered Second Appeal as it amounts to

challenge the finding of the Original Court while dismissing the civil suit

without finding any appeal against. However, this Court is of the opinion

that the only issue involved in the present appeal is whether the

appellant/plaintiff is liable to be evicted from the suit land or not as held

by the First Trial Court.

[10] Accordingly, the following substantial question of law is

framed as to whether the First Appellate Court was right in directing the

appellant/plaintiff to be evicted from the suit land. The appeal is

admitted on this ground.

Page 3 [11] Since paper book is already prepared, list this case on

19.09.2024 for hearing.




                                                         JUDGE

       Kh. Joshua Maring


KH.         Digitally signed
            by KH. JOSHUA
JOSHUA      MARING
            Date: 2024.08.27
MARING      17:04:37 +05'30'




                                                            Page 4
 

 
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