Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vinod Kumar Sharma & Anr vs Radha Krishna & 6 Ors
2025 Latest Caselaw 355 Mani

Citation : 2025 Latest Caselaw 355 Mani
Judgement Date : 27 May, 2025

Manipur High Court

Vinod Kumar Sharma & Anr vs Radha Krishna & 6 Ors on 27 May, 2025

                                            1
JOHN           Digitally signed by
               JOHN TELEN KOM

TELEN KOM      Date: 2025.05.28
               10:05:26 +05'30'


                                                clubbed with
                                                MC(CRP(CRP Art.227) No.39 of 2025


                              IN THE HIGH COURT OF MANIPUR
                                        AT IMPHAL
                              CRP(C.R.P Art.227) No.29 of 2025

            Vinod Kumar Sharma & Anr.
                                                                           Petitioners
                                      Vs.

             Radha Krishna & 6 Ors.
                                                                         Respondents

BEFORE HON'BLE THE CHIEF JUSTICE MR. KEMPAIAH SOMASHEKAR

(O R D E R)

27.05.2025

Learned counsel namely, Mr. A. Golly for the petitioners/applicants is

present before the Court physically and securing the service of senior counsel

namely, Mr. N. Ibotombi, the same is taken on record.

Whereas the proceeding in CRP(C.R.P Art.227) No.29 of 2025 has

been initiated by the petitioners keeping in view the Article under 227 of the

Constitution of India thereby challenging the impugned order rendered by the Civil

Judge, Senior Division, at Imphal West Manipur in Execution Case No.9 of 2012(17

of 2013/48 of 2017) dated 14.05.2025. However, in the aforesaid proceedings are

concerned, it is deemed appropriate to issue notice against the respondents to

participate in the proceeding and the aforesaid proceeding has been connected

with proceeding in MC(CRP(CRP Art.227) No.39 of 2025 whereby in that proceeding

seeking some sort of stay of the impugned order rendered by the Civil Judge, Senior

Division, at Imphal West Manipur in Execution Case No.9 of 2012(17 of 2013/48 of

2017) dated 14.05.2025. However, keeping in view the submission made by

learned senior counsel for the petitioners in this matter as well as the reasons

stated in the stay application and the said application is accompanied with the

affidavits and the affidavits are consisting in para Nos. 1 to 9 wherein it has the

affidavits, has been accompanied with an application seeking some sort of stay of

the impugned order dated 14.05.2025 rendered by the Civil Judge, Senior Division,

at Imphal West Manipur in Execution Case No.9 of 2012(17 of 2013/48 of 2017).

Whereas, the learned senior counsel for the petitioners/applicants

further submitting that without at all considering the written objection dated

03.04.2014 of the petitioners herein and thereby the impugned order has been

rendered by the aforesaid court in Execution Case No.9 of 2012(17 of 2013/48 of

2017) dated 14.05.2025 but the petitioners are the LRs of the deceased person

namely, Mr. Purnananda Sharma and the impugned order dated 14.05.2025 has

been rendered by the Civil Judge, Senior Division, at Imphal West Manipur by

directing the Bailiff to evict the judgment debtor from the suit land(Schedule B

Land) by demolishing all the structures standing thereon and hand over the

possession to respondent No.1/decree holder. Further directed that evict

proceeding is to be completed within a period of 60(sixty) days from the date of

the said order.

However, keeping in view the submission made by the learned senior

counsel for the applicants whereby the stay application are consisting in several

paragraphs of the affidavit thereby, it is deemed appropriate for passing suitable

order keeping view the scope of Section 151 of the Code of Civil Procedure that

there is no limit to exercise the inherent power, either effecting or affecting any

orders under this code, that is the first limb of the said provision of law, the second

limb of the said provision of law relating to preventing the abuse of process of law,

whereas the third limb of the said provision of law is seeking for securing the ends

of justice.

Therefore, keeping in view the reasons stated in the affidavit

accompanying the stay application and for seeking for some sort of stay as well as

keeping in view the provision under Section 151 of the CPC, it is deemed

appropriate that the proceeding in MC(CRP(CRP Art.227) No.39 of 2025 be

considered in the interest of justice. Accordingly, the impugned order darted

14.05.2025 passed in Execution Case No.9 of 2012 (17 of 2013/48 of 2017) is

hereby stayed till the next date of hearing.

List these matters on 05.06.2025.

In the meanwhile, the learned counsel appearing for the parties are

directed to submit the status report of Execution proceedings. However, it is also

deemed appropriate to issue notice against all the respondents, accordingly issue

process.

CHIEF JUSTICE

John Kom

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter