Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nigamananda Rath & Others vs Siba Narayan Pati (Dead) & Others
2025 Latest Caselaw 7083 Ori

Citation : 2025 Latest Caselaw 7083 Ori
Judgement Date : 16 April, 2025

Orissa High Court

Nigamananda Rath & Others vs Siba Narayan Pati (Dead) & Others on 16 April, 2025

                            ORISSA HIGH COURT : CUTTACK

                               R.S.A. No.386 of 2004

            In the matter of an appeal under Section 100 C.P.C, 1908.

                                        ***

Nigamananda Rath & Others ... Appellants.

-VERSUS-

Siba Narayan Pati (dead) & Others ... Respondents.

Counsel appeared for the parties:

For the Appellants : Mr. B. Panigrahi, Advocate.

For the Respondents : Mr. B. Das, Advocate.

P R E S E N T:

HONOURABLE MR. JUSTICE ANANDA CHANDRA BEHERA

Date of Hearing : 07.04.2025 :: Date of Judgment : 16.04.2025

J UDGMENT

ANANDA CHANDRA BEHERA, J.--

1. This 2nd Appeal has been preferred against the

confirming Judgment.

2. The predecessor of the appellants in this 2nd Appeal i.e.

Ambika Patel was the defendant No.1 before the Trial Court in

the suit vide T.S. No.30 of 1981 and Appellant before the First

Appellate Court in the 1st Appeal vide T.A. No.57 of 1997.

After the death of the defendant No.1 Ambika Patel

during the stage of 1st Appeal, her successors were

substituted in her place as respondent Nos.1(a) to 1(c).

The predecessor of the respondent Nos.1(a) to 1(g) in this

2nd Appeal i.e. Siba Narayan Pati was the sole plaintiff before

the Trial Court in the suit vide T.S. No.30 of 1981 and

respondent No.1 before the First Appellate Court in the First

Appeal vide T.A. No.57 of 1997.

After the death of Siba Narayan Pati during the stage of

this 2nd Appeal, his successors have been substituted in his

place as respondent Nos.1(a) to 1(g).

Respondent Nos.2 to 38 in this 2nd Appeal were the

defendant Nos.2 to 38 before the Trial Court in the suit vide

T.S. No.30 of 1981 and respondent Nos.2 to 38 before the 1 st

Appellate Court in the First Appeal vide T.A. No.57 of 1997.

3. The suit of the plaintiff vide T.S. No.30 of 1981 was a

suit for declaration and for setting aside the Judgment and

Decree passed in T.S. Nos.17/71, 59/74,19/75 & S.C.C.

No.7/3 of 1975.

4. As per the case of the plaintiff, Krushna Pati, Keshaba

Pati, Madhaba Pati and Jadab Pati are the four sons of Ghana

Pati. Ghana Pati died long back.

The first son of Ghana Pati i.e. Krushna Pati died in the

year 1952. The 2nd Son of Ghana Pati i.e. Keshaba Pati died in

the year 1971 and the 3rd Son of Ghana Pati i.e. Madhab Pati

died in the year 1972 leaving behind his son Jogeswar Pati.

Jogeswar Pati died leaving behind his widow wife

Bhargabi Pati and one son i.e. Siba Narayan Pati.

The 4th son of Ghana Pati i.e. Jadab Pati died in the

year1973.

The suit properties originally belonged to the

predecessors of the defendant Nos.1 and 2. The predecessor of

the defendant Nos.1 and 2 had mortgaged the suit properties

in favour of Krushna Pati, Keshaba Pati, Madhab Pati and

Jadab Pati on dated 23.01.1925 and 28.09.1927 for

Rs.10,000/- and Rs.3,000/- respectively. When the

ancessestors of the defendant Nos.1 and 2 did not repay the

mortgaged amount, then, Krushna Pati, Keshaba, Madhab

Pati and Jadab Pati filed a suit vide T.S. No.32 of 1940 against

the predecessor of defendant Nos.1 & 2 for a decree of

foreclosure in the Court of Sub-Judge, Sambalpur and the

said suit was decreed in favour of Krushna Pati, Keshaba Pati,

Madhab Pati and Jadab Pati. The said suit vide T.S. No.32 of

1940 was also decreed finally in favour of Krushna Pati,

Keshaba, Jadab Pati and Madhab Pati and possession thereof

was delivered to them through Execution of the decree of the

said suit vide Execution Case No.36 of 1943 on dated

04.04.1944.

After getting the suit properties through execution since

04.04.1944, the 4 brothers i.e Krushna Pati, Keshaba,

Madhab Pati and Jadab Pati possessed the suit properties

being the owners of the same and mutated the same to their

names and after mutation, they paid the rent of the suit

properties to the Government in their names obtaining proper

rent receipts. Thereafter, they (Krushna Pati, Keshaba,

Madhab Pati and Jadab Pati) distributed the suit properties

among them having 1/4th share in each.

The defendant Nos.1 and 2 filed suits vide T.S. No.17 of

1971, T.S. No.59 of 1974, T.S. No.19 of 1975 and S.C.C.

No.7/3 of 1975 against some members of the branch of

Krushna Pati, Keshab Pati and Jadaba Pati in respect of the

suit properties for declaration of their right, title, interest over

the suit properties and for permanent injunction against them

without impleading any members of the branch of the plaintiff

and got the decrees in the said suits behind the back and

without the knowledge of the plaintiff. For which, the

Judgments and Decrees passed in the said suits in favour of

the defendant Nos.1 & 2 are not binding upon the plaintiff.

The plaintiff came to know about the said Judgments and

Decrees for the first time on 31.10.1975 in the settlement

camp at Bargarh and subsequently enquired about the same

and obtained the copies of the said decrees and filed the suit

vide T.S. No.30 of 1981 against the defendant Nos.1 and 2

arraying others as defendant Nos.3 to 38 as defendants

praying for declaration of his right, title and interest over the

suit properties and also to declare that, the Judgments and

Decrees passed in the suit vide .S. No.17 of 1971, T.S. No.59

of 1974, T.S. No.19 of 1975 and S.C.C. No.7/3 of 1975 are not

binding upon him and to set aside the said Judgments and

Decrees.

5. Having been noticed from the Trial Court in the suit vide

T.S. No.30 of 1981, the defendant No.1 contested the same by

filing her written statement denying the averments made by

the plaintiff in his plaint on the ground that, the suit of the

plaintiffs for setting aside the Judgments and Decrees passed

in T.S. No.17 of 1971, T.S. No.59 of 1974, T.S. No.19 of 1975

and S.C.C. No.7/3 of 1975 is barred by law of limitation.

Her specific stands were that, neither the plaintiff nor his

co-sharers had ever possessed the suit properties and likewise

neither the plaintiff nor his co-sharers had their any right,

title and interest over the same. The plaintiff had full

knowledge about the above 4 suits as well as result of the

same. For which, the plaintiff has no locus standie to

challenge the Judgments and Decrees passed in the above 4

said suits. They (defendant Nos.1 and 2) are all along in

possession over the suit properties since the time of their

forefathers and during major settlement, they had also

received draft Parcha in respect of the suit properties in their

favour on the basis of the order passed in Settlement Appeal

No.96 of 1976, for which, the suit of the plaintiff is liable to be

dismissed.

6. Basing upon the aforesaid pleadings and matters in

controversies between the parties, altogether 8 numbers of

issues were framed by the Trial Court in the suit vide T.S.

No.30 of 1981 and the said issues are:

ISSUES

1. Is there any cause of action for the suit?

2. Is the suit is barred by limitation?

3. If the defendant No.1 and 2 have perfected a title to the suit property by adverse possession?

4. If the suit is barred by the principles of resjudicata?

5. If the plaintiff has any right, title, interest and possession in respect of the suit land?

6. To what relief, if any?

7. In order to substantiate the aforesaid reliefs sought for

by the plaintiffs against the defendant Nos.1 and 2, the

plaintiffs examined 4 numbers of witnesses from his side

including him as P.W.1 and relied upon the documents vide

Ext.1 to 24.

On the contrary, in order to nullify/defeat the suit of the

plaintiffs, the defendant Nos.1 examined 3 witnesses on her

behalf and relied upon the documents vide Ext.A to N.

8. After conclusion of hearing and on perusal of the

materials, documents and evidence available in the record, the

Trial Court decreed the suit of the plaintiff vide T.S. No.30 of

1981 in part against the defendants as per its Judgment and

Decree dated 30.09.1997 & 20.10.1997 respectively and

declared that, the decrees passed in the suits vide T.S. No.17

of 1971, T.S. No.59 of 1974, T.S. No.19 of 1975 and S.C.C.

No.7/3 of 1975 are not binding upon him (plaintiff) and also

declared his 1/4th interest in the suit schedule properties

assigning the reasons that, plaintiff has cause of action for

filing of the suit. The suit of the plaintiff is not bared by the

law of limitation and the defendant Nos.1 and 2 have not

perfected their title over the suit properties through adverse

possession and the plaintiff has 1/4th interest in the suit

properties on the basis of the preliminary and final decree

passed in T.S. No.32 of 1940 in his favour in respect of the

suit properties, as the preliminary decree, final decree as well

as final order passed in Execution Case No.36 of 1943 have

not been set aside by the competent Court of Law and the

Judgments and Decrees passed in T.S. No.17 of 1971, T.S.

No.59 of 1974, T.S. No.19 of 1975 and S.C.C. No.7/3 of 1975

in favour of the defendant Nos.1 and 2 are not binding upon

the plaintiff, because, the said Judgments and Decrees were

passed without impleading the predecessor of the plaintiff or

the plaintiff as a party in the same.

9. On being dissatisfied with the aforesaid Judgment and

Decree passed by the Trial Court in the suit vide T.S. No.30 of

1981 in favour of the plaintiff and against the defendants, the

defendant No.1 challenged the same by filing the 1st Appeal

vide T.A. No.57 of 1997 being the appellant against the

plaintiff and defendant No.2 & rest others arraying them as

respondents.

When during the pendency of the 1st Appeal, the

appellant (defendant No.1) expired, then, her LRs were

substituted in her place as Appellant Nos.1(a) to 1(c).

After hearing from both the sides, the First Appellate

Court dismissed to the First Appeal vide T.A. No.57 of 1997 of

the defendant No.1 on contest as per its Judgement and

Decree dated 23.07.2004 & 28.07.2004 respectively

concurring/accepting the findings & observations made by the

learned Trial Court in its Judgment and Decree.

10. On being aggrieved with the aforesaid Judgment and

Decree of the dismissal of the 1st Appeal vide T.A. No.57 of

1997 of the defendant No.1 passed by the 1st Appellate Court,

the LRs of the defendant No.1 challenged the same by

preferring this 2nd Appeal being the appellants against the

plaintiff and defendant Nos.2 to 38 arraying them as

respondents.

When, during the pendency of this 2nd Appeal, the

respondent No.1 (plaintiff Siba Narayan Pati) expired, then,

his LRs have been substituted in his place as respondent

Nos.1(a) to 1(g).

11. This 2nd Appeal was admitted on formulation of the

following substantial questions of law i.e.

I. Whether the Plaintiffs claim in the instant suit is barred by Article 59 of the Indian Limitation Act,

(a)When the Plaintiff's unequivocal case is that the impugned decrees dtd. 17.4.72, 29.7.74, and 30.5.75 are to be set aside.

(b) When the co-sharers of the present plaintiff were parties to the said suit.

II. Whether the Learned Courts below were correct in applying the provision of Sec.14 of the Indian Limitation Act in view of the following dates:

                          (a)     15.11.75 - Suit filed.
                          (b)     12.12.80 -Court returns the
                                  plaint on the ground lack of
                                  pecuniary jurisdiction.
                          (c)     17.12.80 - On the Plaintiff's
                                  prayer     Court       directed
                                  appearance in the proper
                                  Court on 19.1.81.
                          (d)     14.5.81- The present Plaint
                                  filed.

12. I have already heard from the learned counsel of both the

sides.

13. When both the aforesaid formulated substantial

questions of law are interlinked having ample nexus with each

other as per the pleadings of the parties, findings and

observations made by the Trial Court and First Appellate

Court in their respective Judgments and Decrees, then, both

the substantial questions of law are taken up together for

their discussions hereunder:

14. It is the undisputed case of the parties that, Krushna

Pati, Keshaba, Madhab Pati and Jadab Pati being the 4 sons

of late Ghana Pati were 4 brothers. The preliminary decree

passed in T.S. No.32 of 1940 in respect of the suit properties

in favour of Krushna Pati, Keshaba, Madhab Pati and Jadab

Pati as well as final decree thereof and recovery of possession

through Execution Case No.36 of 1943 on the basis of the

final decree passed in T.S. No.32 of 1940 in their favour in

respect of the suit properties have not been set aside.

Accordingly, undisputedly, the grandfather of the

plaintiff i.e. Madhab Pati had 1/4th share in the suit

properties, because, all 4 brothers i.e. Krushna Pati, Keshaba

Pati, Madhab Pati and Jadab Pati had equal share in the suit

properties having 1/4th share each. The plaintiff Siba Narayan

Pati being the sole successor of Madhab Pati, after the death

of his father Jogeswar Pati, he (Siba Narayan Pati) had

inherited the 1/4th share of Madhab Pati in the suit

properties.

It is also the undisputed case of the parties that, in the

suit vide T.S. Nos.17/71, 59/74,19/75 & S.C.C. No.7/3 of

1975 filed by the defendant Nos.1 and 2 in respect of the suit

properties against some of the successors of Krushna Pati,

Keshaba Pati & Jadab Pati, neither the father of the plaintiff

i.e. Jogeswar Pati nor his mother Bhargabi Pati or the plaintiff

Siba Narayan Pati were the parties.

15. The decrees in the suits vide T.S. Nos.17/71,

59/74,19/75 & S.C.C. No.7/3 of 1975 were passed without

impleading anybody from the plaintiff's branch. The above

suits vide T.S. Nos.17/71, 59/74,19/75 & S.C.C. No.7/3 of

1975 in respect of the suit properties were the suit for

declaration and permanent injunction.

It is the settled propositions of law that, the declaration

made under Section 34 of the Specific Relief Act does not

operate as Judgment in Rem.

A declaratory decree does not bind, the parties to the

suit or the persons claiming through parties to the suit and

the same does not bind anybody other than the parties to the

suit.

Likewise, the relief i.e. injunction is purely personal and

independent. The matter relating to injunction is

limited/concentrated only between the parties to the suit, not

to anybody other than the parties to the suit.

16. On this aspect, the propositions of law has already been

clarified by the Hon'ble Courts in the ratio of the following

decisions:

I. In a case between SNP Shipping Services Private Limited & Others Vs. World Tanker Carrier Corporation & Another reported in AIR 2000 Bombay 34 that, a declaration given under section 34 is binding only between the parties. It is a declaration in personam and not in rem. II. In a case between Dunia Lal Datta Vs. Nagendra Nath Datta & Another reported in AIR 1982 Calcutta 163 that, as per Section 35 of the Specific Relief Act, a decree of declaration will not be binding on Dunialal who was a stranger to the suit.

III. In a case between Indubai Dagdu @ Dhondiram & Others Vs. Laxman Balwant Chougule (deceased) & Others reported in Civil Revision Application No.636 of 2023 (Bombay) at Para No.5 that, declaration of right in personam and that therefore, the same would not bind non- parties to suit.

IV. In a case between (O&M) Taqdir Jeet Singh @ Jagdir Jeet Vs. State of Haryana & Others reported in CR No.512 of 2006 (P & H) at Para No.12 that, the decree of declaration is a Judgment in personam and not a Judgment in rem. V. In a case between Bengal Ambuja Housing Development Limited vs. Pramila Sanfui and Ors reported in AIR 2015 (SC) 3729 that, either temporary or permanent injunction can be grant only against the parties to a suit but not against others. An injunction decree being a personal decree cannot be binding upon anybody else other than the parties to the suit.

17. So, in view of the principles of law enunciated in the

ratio of the above decisions, when neither the father of the

plaintiff i.e. Jogeswar Pati, nor the mother of the plaintiff i.e.

Bhargabi Pati or the plaintiff i.e. Sib Narayan Pati were the

parties in the suit vide T.S. Nos.17/71, 59/74,19/75 &

S.C.C. No.7/3 of 1975 in respect of the suit properties filed by

the defendant Nos.1 and 2, then, at this juncture, naturally,

as per law, such Judgments and Decrees passed in T.S.

Nos.17/71, 59/74,19/75 & S.C.C. No.7/3 of 1975 are not

binding upon the plaintiff.

As such, the plaintiff is not bound by the Judgments and

Decrees passed in T.S. Nos.17/71, 59/74,19/75 & S.C.C.

No.7/3 of 1975. Because as per law, the Judgments and

Decrees passed in the said suits have no binding effect upon

the plaintiff, as the plaintiff was not a party in the said suits.

18. Now, the question arises, whether the suit of the plaintiff

vide T.S. No.30 of 1981 was barred by limitation, as the same

was filed much after 3 years of the decrees passed in the suits

vide T.S. Nos.17/71, 59/74,19/75 & S.C.C. No.7/3 of 1975.

It has been specifically pleaded and proved on behalf of

the plaintiff that, the plaintiff was totally ignorant about the

filing of the suits vide T.S. Nos.17/71, 59/74,19/75 & S.C.C.

No.7/3 of 1975 by the defendant Nos.1 and 2 in respect of

the suit properties against others and he came to know about

the same for the first time on dated 31.10.1975, when in the

settlement camp, the defendant No.1 disclosed about the

same. Then on dated 15.11.1975, the plaintiff filed the suit

and thereafter, the plaint thereof was returned on 12.12.1980

on the ground of lack of pecuniary jurisdiction and then, on

dated 14.05.1981 the same was presented again and after

presentation, the same was registered as T.S. No.30 of 1981.

When, undisputedly the preliminary decree as well as

final decree in respect of the suit properties were passed in

T.S. No.32 of 1940 in favour of the father of the plaintiff along

with his 3 brothers and on the basis of such final decree, the

delivery of possession of the suit properties was given in

favour of the father of the plaintiff along his with 3 brothers in

Execution Case No.36 of 1943 executing the final decree

passed in T.S. No.32 of 1940 in respect of the suit properties

against the predecessor of the defendant Nos.1 and 2 and

when the preliminary decree and final decree in T.S. No.32 of

1940 as well as order regarding delivery of possession of the

suit properties in favour of the father of the plaintiff and his

three brothers passed in Execution Case No.36 of 1943 have

not been set aside, and when the father of the plaintiff i.e.

Jogeswar Pati, after him, the mother of the plaintiff i.e.

Bhargabi Pati as well as the plaintiff Sib Narayan Pati has

1/4th share in the suit properties, then, in the suits vide T.S.

Nos.17/71, 59/74,19/75 & S.C.C. No.7/3 of 1975 filed by the

defendant Nos.1 and 2 in respect of the suit properties for

declaration and permanent injunction, the members of

plaintiff's branch should have been arrayed as party, but the

defendant Nos.1 and 2 have not done so.

On this aspect, the propositions of law has already been

clarified by the Hon'ble Courts in the ratio of the following

decision:

I. In a case between P.S. Radhakrishnan Vs. A. Indu reported in 2018 (4) Civ.C.C. (Ker) (DB) that, plaintiff cannot expect to receive the discretionary relief of declaration without impleading the person against whom the declaration is sought or the person, who will be effected by the declaration or person against whom, declaration is directed.

19. So, due to non-impleadment either to the father of the

plaintiff, mother of the plaintiff as well as plaintiff in the suit

vide T.S. Nos.17/71, 59/74,19/75 & S.C.C. No.7/3 of 1975 in

respect of the suit properties filed by the defendant Nos.1 and

2, it is held that, the defendant Nos.1 and 2 have managed to

obtain the decrees in the suits vide T.S. Nos.17/71,

59/74,19/75 & S.C.C. No.7/3 of 1975 behind the back of the

plaintiff and without his knowledge suppressing the material

facts and practising fraud. Because, in spite of knowing that,

as per the preliminary and final decree passed in T.S. No.32 of

1940, the plaintiff has 1/4th share in the suit properties, the

plaintiff was not impleaded by them (defendant Nos.1 & 2) as

parties in the suit vide T.S. Nos.17/71, 59/74,19/75 &

S.C.C. No.7/3 of 1975.

Here in this matter at hand, when the Judgments and

Decrees vide T.S. Nos.17/71, 59/74,19/75 & S.C.C. No.7/3 of

1975 in respect of the suit properties have been passed

behind the back and without the knowledge of the plaintiff as

well as without impleading plaintiff as a party in favour of the

defendant Nos.1 and 2 in respect of the suit properties and

when the plaintiff has prayed for setting aside the said

decrees, then, at this juncture, it cannot at all be held that,

the suit of the plaintiff vide T.S No.30 of 1981 was barred by

limitation. Because as per law, a fraudulent decree is itself

non-est in the eye of law and there is no limitation to

challenge the same. That apart, limitation starts from the date

of fraud becomes known to the plaintiff.

20. On this aspect, the propositions of law has already been

clarified by the Hon'ble Courts and Apex Court in the ratio of

the following decisions:

I. In a case between Madan Lal & Another Vs. Rajesh Kumar (Dead) through LRs reported in 2006 (1) CCC (P & H) 230 & 2006 (I) Civ.L.T. 123 (P & H) that, suit for setting aside Judgment and Decree allegedly obtained by fraud and misrepresentation. Starting point of limitation would be the date of knowledge of alleged fraud. Decree was passed in 1988, but evidence to show that, plaintiff came to know about it in 1995 and suit was filed in 1995. Suit was rightly held to be in within time. (Para Nos.14 & 16) II. In a case between Sanotsh vs. Jagat Ram & Another reported in 2010 (1) CLR (SC) 425 (Para No.12) that, a fraud puts an end to everything. It is a settled position in law that, such decree is nothing, but a nullity.

III. In a case between Subala Tarai & Diriba Swain vs. Collector, Puri and Others reported in 2019 (1) CLR 748 that, action initiated on discovery of fraud is not barred by limitation. Since, fraud is a continuing wrong, period of limitation would begin to run at every moment of time during which, such wrong continues.

21. Here in this suit/appeal at hand, as per the discussions

and observations made above, when it is held that, the

plaintiff had filed the suit vide T.S. No.30 of 1981 praying for a

declaration that, the Judgments and Decrees in T.S.

Nos.17/71, 59/74,19/75 & S.C.C. No.7/3 of 1975 have been

passed behind his back without impleading him as party by

practising fraud knowing fully well that, he (plaintiff) had/has

1/4th interest in the suit properties, then, at this juncture, it

cannot be held that, the suit vide T.S. No.30 of 1981 filed by

the plaintiff is barred by limitation.

Because, fraud is a continuous wrong and period of

limitation begin to run at every moment. For which, there is

no limitation to challenge the same. Therefore, it cannot be

held that, the suit of the plaintiff is barred by limitation.

22. As per the discussions and observations made above,

when it is held on being fully agreed with the findings and

observations made by the Trial Court and First Appellate

Court that, the suit of the plaintiff vide T.S. No.30 of 1981 was

not barred by limitation, then, at this juncture, the question

of interfering with the Judgments and Decrees passed by the

Trial Court and First Appellate Court through this 2nd Appeal

filed by the LRs of the defendant No.1 does not arise.

23. Therefore, there is no merit in the 2nd Appeal of the

appellants (LRs of defendant No.1). The same must fail.

24. In result, the 2nd Appeal filed by the appellants (LRs of

defendant No.1) is dismissed on contest, but without cost.

25. The Judgments and Decrees passed by the Trial Court as

well as by the 1st Appellate Court in T.S. No.30 of 1981 & T.A.

No.57 of 1997 respectively are confirmed.

26. Pending application(s), if any, stand(s) disposed of.

27. Interim order(s), if any, stand(s) vacated.

(ANANDA CHANDRA BEHERA) JUDGE

High Court of Orissa, Cuttack 16 .04. 2025// Rati Ranjan Nayak Sr. Stenographer

Location: High Court of Orissa, Cuttack, India.

 
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