Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Heikham Rajen Singh vs Moirangthem Sunilkumar Singh
2026 Latest Caselaw 1607 Mani

Citation : 2026 Latest Caselaw 1607 Mani
Judgement Date : 13 March, 2026

[Cites 8, Cited by 0]

Manipur High Court

Shri Heikham Rajen Singh vs Moirangthem Sunilkumar Singh on 13 March, 2026

            Digitally signed
LAIRENM by
         LAIRENMAYUM
AYUM INDRAJEET
INDRAJE SINGH
         Date:                                                                             REPORTABLE
ET SINGH 2026.03.15
         15:21:17 +05'30'                                                                    Sl. Nos. 15 & 16
                                             IN THE HIGH COURT OF MANIPUR
                                                       AT IMPHAL
                                            CRP (C.R.P. Art. 227) No. 15 of 2025

                               Sambanduram (N) Heikham (O) Tilotama Devi, aged about 60
                               years W/o Heikham Rajen Singh by occupation Govt. Service now
                               retired a resident of Lamding Khumanthem Leikai, P.S. Thoubal
                               at present   Wangjing Bazar, P.O. and P.S. Thoubal, District-
                               Thoubal, Manipur. Vide order dated 16.09.2025 passed in MC
                               [CRP (CRP. Art. 227)] No. 73 of 2025 & MC(CRP.Art.227) No. 73
                               of 2025, the following LRs are impleaded as:

                                  1. Shri Heikham Rajen Singh, aged about 63 years, S/o (Late)
                                     N. Rebati Singh, a resident of Wangjing Bazar, Thoubal.

                                  2. Heikham Aarti Devi, aged 34 years, W/o Sorokhaibam
                                     Sobhachandra Singh, a resident of Wangjing Sorokhaibam
                                     Leikai, Thoubal.

                                  3. Heikham Ratana Devi, aged about 32 years, W/o
                                     Kshetrimayum Thomas Singh, a resident of Kakching
                                     District.

                                  4. Heikham Kunjarani Devi, aged about 30 years, d/o H.
                                     Rajen Singh, a resident of Wangjing Bazar, Thoubal,.

                                                                                       Plaintiff/Petitioner
                                                         Vs.
                               1. Moirangthem Sunilkumar Singh, aged about 65 years S/o (Late)
                                   M. Ibohal Singh, a resident of Wangjing Sorokhaibam Leikai, P.O.
                                   / P.S. Thoubal at present Keishamthong Moirangningthou Leirak,
                                   District-Imphal West, Manipur.

                               2. Moiragnthem Chanu Inaotombi, aged about 52 years d/o (Late)
                                   M. Nipamacha Singh, resident of Wangjing Bazar, P.O. and P.S.
                                   Thoubal, District- Thoubal, Manipur.

                                                                               Defendants/Respondents
                                                                                                Page 1 of 10
 3. Moirangthem Robindrokumar Singh, aged about 62 years S/o
    (Late) M. Nipamacha Singh of Wangjing Bazar, P.O. and P.S.
    Thoubal, District- Thoubal, Manipur

                                          Applicant/Proforma Respondent


           MC(CRP(CRP. Art. 227)) No. 20 of 2025

Sambanduram (N) Heikham (Ongbi) Tilotama Devi, aged about
60 years W/o Heikham Rajen Singh by Govt. Service a resident of
Wangjing Bazar, P.O. Thoubal, P.S. Thoubal District-Thoubal,
State-Manipur represented by the following LRs vide Hon'ble
Court's order dated 16.09.2025 passed in MC [CRP (CRP. Art.
227)] No. 73 of 2025, the following persons are impleaded as
legal representatives of the petitioner (died on 12.08.2025):

   1. Shri Heikham Rajen Singh, aged about 63 years, S/o (Late)
      N. Rebati Singh, a resident of Wangjing Bazar, P.O./P.S.
      Thoubal, District: Thoubal, Manipur-795148.

   2. Heikham Aarti Devi, aged 34 years, W/o Sorokhaibam
      Sobhachandra Singh, a resident of Wangjing Sorokhaibam
      Leikai, P.O. Wangjing, P.S. Thoubal, District: Thoubal,
      Manipur-795148.

   3. Heikham Ratana Devi, aged about 32 years, W/o
      Kshetrimayum Thomas Singh, a resident of Kakching
      Moirangthem Leikai, P.O./P.S. Kakching District: Kakching,
      Manipur-795103.

   4. Heikham Kunjarani Devi, aged about 30 years, d/o H.
      Rajen Singh, a resident of Wangjing Bazar, P.O./P.S.
      Thoubal, District: Thoubal, Manipur - 795148.



                                                    Petitioner/Applicant
                          Vs.


                                                                Page 2 of 10
           1. Moirangthem Sunilkumar Singh, aged about 65 years S/o (Late)
              M. Ibohal Singh, a resident of Wangjing Sorokhaibam Leikai, P.O.
              and P.S. Thoubal at present Keishamthong Moirangningthou
              Leirak, District-Imphal West, Manipur.

          2. Moiragnthem Chanu Inaotombi, aged about 52 years D/o (Late)
              M. Nipamacha Singh, of Wangjing Bazar, P.O. and P.S. Thoubal,
              District- Thoubal, Manipur.

                                                                        Respondents

          3. Moirangthem Robindrokumar Singh, aged about 62 years S/o
              (Late) M. Nipamacha Singh of Wangjing Bazar, P.O. and P.S.
              Thoubal, District- Thoubal, Manipur

                                                              Proforma Respondent



         For petitioners/ applicants    : Mr. N. Biren, Advocate.
         For respondents                : Mr. A. Sachikumar, Advocate.
         Date of judgment & order       : 13.03.2026


                                            BEFORE
               HON'BLE THE CHIEF JUSTICE MR. M. SUNDAR

                              JUDGMENT & ORDER
                                   (ORAL)

[1] Captioned main Civil Revision Petition (CRP) has been filed under

Article 227 of the Constitution of India assailing an order dated 06.05.2024 made

in Judl. Misc. Case No. 127 of 2023 in Original Suit No. 18 of 2013 on the file of

the Court of Civil Judge (Junior Division), Thoubal. This '06.05.2024 order' shall be

referred to as 'impugned order' for convenience. 'Court of Civil Judge (Junior

Division), Thoubal' shall be referred to as 'Trial Court', also for the sake of

convenience. To be noted, this Court is informed at the Bar by learned counsel on

both sides that Original Suit No. 18 of 2013 has been renumbered and it is now

Original Suit No. 20 of 2014 but on the file of the same Trial Court.

[2] 'Original Suit No. 18 of 2013' which is now 'Original Suit No. 20 of

2014' shall be referred to as 'said suit' for the sake of clarity. Plaint in the said suit

is dated 18.09.2013 and the prayers are for declaration of title qua suit land,

declaration that western boundary in a gift deed (to be noted, this is a registered

gift deed bearing Regd. No. 535 of 2012 on the file of Sub-Registrar, Thoubal,

Manipur) is wrong and a further relief that this gift deed is not binding on the

plaintiff. To be noted, suit land is situate in Village No. 133 Wangjing, Khongjom,

Tehsil - Thoubal District, Manipur in C.S. Dag Nos. 5005/5167 and 5006/5168.

Suit land, according to the plaint admeasures an extent of .0279 hectares. This

gift deed which is sought to be declared as not binding on the plaintiff shall be

referred to as 1st Gift Deed as there is one more gift deed about which there will

be allusion elsewhere infra in this order. As regards this 1st Gift Deed, 1st defendant

in the suit is donor and 2nd defendant in the suit is donee.

[3] Owing to the limited legal perimeter within which captioned CRP has

to perambulate, it is not necessary to be detained further by facts. To put it

differently, considering the scope of captioned CRP, essential facts that are

imperative for appreciating instant order have been set out supra and therefore,

this Court refrains from dilating further on facts.

[4] Pending said suit, blood brother of 2nd defendant, one Moirangthem

Robindrokumar Singh took out the afore-referred application being Judl. Misc. Case

No. 127 of 2023 inter alia under Order I Rule 10 of 'the Code of Civil Procedure,

1908' ('CPC' for the sake of brevity) with a prayer that he be impleaded as a

defendant (obviously 3rd defendant). This plea of Moirangthem Robindrokumar

Singh i.e., implead plea of Moirangthem Robindrokumar Singh is predicated on a

Registered Gift Deed dated 12.08.2022 executed by his blood sister i.e., 2nd

defendant. This gift deed has been registered as document No. 1031 on the File

of Sub-Registrar, Thoubal, Manipur and this gift deed shall be referred to as '2nd

Gift Deed' for the sake of convenience and clarity.

[5] A careful perusal of the implead petition of Moirangthem

Robindrokumar Singh vide Judl. Misc. Case No. 127 of 2023 makes it clear that

the case of Moirangthem Robindrokumar Singh is that the land conveyed vide 2nd

Gift Deed is suit land and therefore, he has to be impleaded. This implead

application was not opposed by the defendant Nos. 1 & 2 but the plaintiff filed

detailed objections opposing the implead plea inter alia on the ground that the

2nd Gift Deed is swept by underpinning legal principle qua Section 52 of 'The

Transfer of Property Act, 1882' ('T.P. Act' for the sake of brevity) as the transfer

of suit land is during the pendency of said suit in Trial Court.

[6] On the aforesaid rival contentions, Trial Court made the impugned

order acceding to the implead plea and adding Moirangthem Robindrokumar Singh

as 3rd defendant. As already alluded to supra, assailing the impugned order,

plaintiff has filed the captioned CRP arraying the 2(two) defendants as R1 & R2(1st

respondent & 2nd respondent) and Moirangthem Robindrokumar Singh (blood

brother of 2nd defendant) who is now been added as party to said suit as R3 (3rd

respondent).

[7] In the hearing today, Mr. N. Biren, learned counsel on record for the

revision petitioners and Mr. A. Sachikumar Singh, learned counsel for all the three

respondents (to be noted, for the two defendants in the Trial Court in the said suit

as well as Moirangthem Robindrokumar Singh) are before this Court.

[8] Adverting to the impugned order, learned counsel for revision

petitioner submitted that the Trial Court has completely ignored the revision

petitioner's objection predicated on Section 52 of T.P. Act though the same has

been specifically raised in the objections more particularly in paragraph No. 35 of

the objections dated 30.10.2023 in the Trial Court. Learned counsel for revision

petitioner pressed into service Sarvinder Singh vs. Dalip Singh & ors. case

law reported in 1996 (5) SCC 539 for the proposition that when a alienation is

covered by the doctrine of lis pendens (to be noted, underpinning legal principle

of Section 52 of T.P. Act is doctrine of lis pendens), the alienee cannot be

considered to be either a necessary party or a proper party.

[9] Mr. A. Sachikumar, learned counsel for all the three respondents

submitted to the contrary by saying that the property conveyed vide 2nd Gift Deed

by 2nd defendant to her brother Moirangthem Robindrokumar Singh is part of the

suit property and that the question of Section 52 of T.P. Act should be gone into

as trial in the said case proceeds.

[10] After carefully perusing the case file, after considering the

submissions of the learned counsel on either side and after perusing the impugned

order, this Court comes to the conclusion that the impugned order deserves to be

interfered with and set-aside. The reasons are as follows:

i) The 2nd Gift Deed is admittedly during the pendency of the said

suit in Trial Court. To be noted, the suit is of the year 2013 and

the 2nd Gift Deed is almost a decade later the same being one

dated 12.08.2022 (Registered Gift Deed bearing Reference No.

1031 on the File of Sub-Registrar, Thoubal, Manipur).

ii) In the 2nd Gift Deed, the donor and donee are blood siblings. To

put it differently, the 2nd defendant is blood sister of Moirangthem

Robindrokumar Singh. To a pointed query as to the date on which

Moirangthem Robindrokumar Singh gained knowledge about the

pendency of the suit, learned counsel for respondent who is

appearing for the original defendants as well as the alienee

submitted that the alienee Moirangthem Robindrokumar Singh

being blood brother of 2nd defendant is aware of the suit from the

very beginning i.e., from presentation itself. This means that the

implead application has been filed almost a decade later after

getting the 2nd Gift Deed executed a month earlier.

iii) To be noted, 2nd Gift Deed, as already alluded to supra is dated

12.08.2022 registered as Gift Deed bearing Reference No. 1031

on the File of Sub-Registrar, Thoubal, Manipur and the implead

application under Order I Rule 10 CPC being Judl. Misc. Case No.

127 of 2023 is dated 24.09.2022.

iv) It is clear as day light that pending suit, at an advanced stage of

said suit i.e., after completion of pleadings and after framing of

issues when the trial is about to commence, the implead

application has been filed on 24.09.2022 and it is predicated on a

gift deed executed barely a 6 weeks earlier (12.08.2022) by 2nd

defendant qua suit land who is none other than her blood brother

who was is admittedly aware of said suit from its very inception.

v) As regards Section 52 of T.P. Act, Hon'ble Supreme Court, in a

long line of authorities has made it clear that the doctrine of lis

pendens is a doctrine based on the ground that it is necessary for

administration of justice that a decision of a Court in a suit should

be binding not only on the litigants and parties but also on those

who derive title pendente lite. This principle is well settled and it

is supported by a catena of authorities and that one of the

decisions in this long line of authorities that is the oft quoted is

Thomson Press(India) Ltd. vs. Nanak Builders & Investors

P. Ltd. & Ors reported in AIR 13 SC 2389.

vi) A careful perusal of the impugned order, brings to light that the

Trial Court has placed reliance on Mumbai International

Airport Pvt. Ltd. Vs. Respondent: Regency Convention

Centre and Hotels Pvt. Ltd. and Ors. (2010) 7 SCC 417 to

articulate the well settled distinction between 'necessary party and

property party' and has come to the conclusion that any decision

in the said suit will affect Moirangthem Robindrokumar Singh

owing to 2nd gift deed and on that basis allowed the implead

application without adverting to Section 52 of T.P. Act, though the

same has been raised with specificity in the objections.

[11] This Article 227 Court, having set out the narrative, points that fell

for consideration, discussion on the same and dispositive reasoning concludes that

the impugned order (as already alluded to supra) deserves to be set aside. This

Court does so and the impugned order being order dated 06.05.2024 in Judl. Misc.

Case No. 127 of 2023 in Original Suit No. 18 of 2013 on the file of the Court of

Civil Judge (Junior Division), Thoubal is set-aside.

[12] The 3rd defendant shall now be deleted from the array of parties,

necessary amendments to pleadings shall be carried out in the Trial Court and

said suit shall proceed from the stage as it stood immediately prior to 06.05.2024

(date of impugned order). From the e-court website, this Court finds that the last

two listings of the suit in the Trial Court were on 21.01.2026 & 20.02.2026. On

21.01.2026, the Trial Court recorded the position that mediation failed and fixed

the case for 20.02.2026 inter alia for recasting. On 20.02.2026, suit has been

adjourned at the request of plaintiff and it is now scheduled to be listed on

16.03.2026.

[13] Ergo, the sequitur is, captioned CRP is allowed. Consequently,

captioned MC thereat has become otiose and the same is disposed of as closed.

Trial Court to proceed as per directives supra. There shall be no order as to costs.

CHIEF JUSTICE

Indrajeet

FR/NFR

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter