Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ganga Prasad Mandar vs Maya Shankar Mandar
2025 Latest Caselaw 3136 Patna

Citation : 2025 Latest Caselaw 3136 Patna
Judgement Date : 10 April, 2025

Patna High Court

Ganga Prasad Mandar vs Maya Shankar Mandar on 10 April, 2025

Author: Arun Kumar Jha
Bench: Arun Kumar Jha
         IN THE HIGH COURT OF JUDICATURE AT PATNA
          CIVIL MISCELLANEOUS JURISDICTION No.1115 of 2023
     ======================================================
     Ganga Prasad Mandar son of Late Ram Bahadur Mandar, Resident of Village-
     Khangraitha, Police Station-Hayaghat, District-Darbhanga.

                                                               ... ... Petitioner/s
                                      Versus
1.   Maya Shankar Mandar son of Lal Bahadur Mandar, Resident of Village-
     Khangraitha, Police Station-Hayaghat, District-Darbhanga.
2.   Surendra Mandar, son of Late Ram Lakhan Mandar, Resident of Village-
     Khangraitha, Police Station-Hayaghat, District-Darbhanga.
3.   Ashok Mandar, son of Late Ram Lakhan Mandar, Resident of Village-
     Khangraitha, Police Station-Hayaghat, District-Darbhanga.
4.   Satyendra Mandar, son of Late Ram Lakhan Mandar, Resident of Village-
     Khangraitha, Police Station-Hayaghat, District-Darbhanga.
5.   Lal Bihari Mandar, son of Late Ram Lakhan Mandar, Resident of Village-
     Khangraitha, Police Station-Hayaghat, District-Darbhanga.
6.   Raj Kishore Mandar, son of Late Ram Lakhan Mandar, Resident of Village-
     Khangraitha, Police Station-Hayaghat, District-Darbhanga.
7.   Bhushan Mandar son of Late Awadh Mandar, Resident of Village-
     Khangraitha, Police Station-Hayaghat, District-Darbhanga.
8.   Ajay Mandar, son of Mahesh Mandar, Resident of Village-Khangraitha,
     Police Station-Hayaghat, District-Darbhanga.
9.   Bipin Mandar, son of Mahesh Mandar, Resident of Village-Khangraitha,
     Police Station-Hayaghat, District-Darbhanga.
10. Lalit Mandar, son of Shivji Mandar, Resident of Village-Khangraitha, Police
    Station-Hayaghat, District-Darbhanga.
11. Santosh Mandar, son of Shivji Mandar, Resident of Village-Khangraitha,
    Police Station-Hayaghat, District-Darbhanga.
12. Paritosh Mandar, son of Shivji Mandar, Resident of Village-Khangraitha,
    Police Station-Hayaghat, District-Darbhanga.
13. Birendra Mandar, son of Ram Bahadur Mandar, Resident of Village-
    Khangraitha, Police Station-Hayaghat, District-Darbhanga.
14. Ranveer Mandar, son of Ram Bahadur Mandar, Resident of Village-
    Khangraitha, Police Station-Hayaghat, District-Darbhanga.
15. Gauri Mandar, son of Ram Bahadur Mandar, Resident of Village-
    Khangraitha, Police Station-Hayaghat, District-Darbhanga.
16. Roshan Mandar, son of Pramod Mandar, Resident of Village-Khangraitha,
    Police Station-Hayaghat, District-Darbhanga.
17. Deepak Mandar, son of Pramod Mandar, Resident of Village-Khangraitha,
    Police Station-Hayaghat, District-Darbhanga.
18. Sumitra Devi, Wife of Late Pramod Mandar, Resident of Village-
    Khangraitha, Police Station-Hayaghat, District-Darbhanga.
 Patna High Court C.Misc. No.1115 of 2023 dt.10-04-2025
                                             2/6




                                                 ... ... Respondent/s
       ======================================================
       Appearance :
       For the Petitioner/s      :        Mr.Bidhanesh Misra, Advocate
       For the Respondent/s      :        Mr.Dhanendra Chaubey, Advocate
       ======================================================
          CORAM: HONOURABLE MR. JUSTICE ARUN KUMAR JHA
                           ORAL JUDGMENT
         Date : 10-04-2025

                      Heard learned counsel for the parties.

                      2. The petitioner is aggrieved by the order dated

         22.08.2023

passed by Sub Judge V, Darbhanga in Title Suit No.

329 of 2016 whereby and whereunder the learned Sub Judge

allowed the petition dated 14.09.2018 filed by the plaintiff

seeking amendments in the plaint.

3. Learned counsel for the petitioner submits that the

petitioner is the defendant 2nd set and respondent no. 1 is the

plaintiff. The plaintiff has filed the Title Suit bearing no. 329 of

2016 seeking declaration of title over Schedule-1(Ga) which is

part of Schedule 1 property of the plaint while further claiming

that defendants have no concern with the same. The plaintiff

also prayed for recovery of possession if the plaintiff was

dispossessed during pendency of the suit and has also sought

correction in the survey entry with regard to the suit land. The

defendants appeared after notice and defendant nos. 2 and 8-14

filed written statement denying the claim of the plaintiff.

Learned counsel further submits that defendant categorically Patna High Court C.Misc. No.1115 of 2023 dt.10-04-2025

stated in the written statement that the claim of the plaintiff on

the basis of Partition Suit No. 80 of 1969 and subsequent

compromise entered into between the parties to that suit does

not bind the defendants as neither defendants not their ancestors

were party to the partition suit. The defendant contested the

claim of the plaintiff on a number of grounds apart from the

aforesaid ground. The defendants also pointed out that the

plaintiffs and others have filed another Partition Suit bearing no.

85 of 1992 before the Court of learned Sub Judge, Darbhanga

which has been pending and in the said partition suit C.S. Khata

No. 77, C.S. Plot No. 260, subject matter of Title Suit No. 329

of 2016 is not the subject matter of the said suit rather C.S.

Khata No. 77, C.S. Plot No. 212 is the subject matter of

Partition Suit No. 85 of 1992 and this goes on to show that

ancestral land of the plaintiffs has not been divided. Learned

counsel further submits that during pendency of the Title Suit, a

petition was filed by the plaintiff on 14.09.2018 seeking

amendment in paragraph 10 of the plaint to the extent that the

plaintiff wanted deletion of the words "..the decree was passed

on the basis of compromise.." and also for deletion of the words

"...and each party partitioned between themselves and there is

no manner of concern between each party..." The plaintiff Patna High Court C.Misc. No.1115 of 2023 dt.10-04-2025

sought to add the words "..the compromise was not acted upon

and the parties as per convenience and with consent of the

parties came into possession over Old Plot Nos. 355, 260, 359,

456.." This application of the plaintiff for amendment was

allowed and the same is under challenge before this Court.

4. Learned counsel further submits that the learned

trial court has passed the impugned order erroneously and with

material irregularity. The learned trial court completely failed to

take notice of the pleadings and arguments of the parties. The

learned trial court also failed to appreciate that in seeking

amendment in paragraph 10 of the plaint, the very basis of the

claim of the plaintiff over his title was going to change and at

this stage it would cause serious prejudice to the defendant.

Learned counsel further submits that by seeking the amendment

in the plaint, the plaintiff has been trying to withdraw the

admission made earlier in paragraph 10.

5. On the other hand, learned counsel appearing on

behalf of respondent no. 1 vehemently contends that there is no

infirmity in the impugned order and the same does no need any

interference. Learned counsel submits that no admission is

being sought to be withdrawn rather the real dispute of the

parties has been brought forth so that the controversy between Patna High Court C.Misc. No.1115 of 2023 dt.10-04-2025

the parties is completely adjudicated. Learned counsel further

submits that even the issues have not been framed and the

amendment has been sought prior to the commencement of trial.

6. I have given my thoughtful consideration to the

rival submission of the parties and also perused the record.

7. Perusal of the impugned order shows the said order

has been passed without giving any reasons for passing the

order. It is a cryptic and non-speaking order. The Hon'ble

Supreme Court in a catena of decisions has held that an order

bereft of reasons could not be sustained as reasons are the heart

beat of a decision and the impugned order is completely lacking

on these points.

8. The Hon'ble Supreme Court in the case of Raj

Kishore Jha vs. State of Bihar & Ors. reported in AIR 2003 SC

4664 has held that reason is the heartbeat of every conclusion.

9. Further, the Hon'ble Supreme Court in the case of

Kranti Associates Private Limited & Anr. vs. Masood Ahmed

Khan & Ors. reported in (2010) 9 SCC 496 has held that

reasons in support of decisions must be cogent, clear and

succinct. A pretense of reasons or rubber-stamp reasons is not to

be equated with a valid decision-making process.

10. The decision in Kranti Associates Private Limited Patna High Court C.Misc. No.1115 of 2023 dt.10-04-2025

(supra) of the Hon'ble Supreme Court stresses upon the

importance of reasoned judicial orders and have discussed

elaborately why reasoning is the soul and heart of the justice.

11. Therefore, without going into the merits of the

rival submission, the impugned order dated 22.08.2023 is set

aside for being devoid of any reasons and learned trial court is

directed to pass a reasoned order afresh on the application of the

plaintiff dated 14.09.2018 within a month from the date of

receipt/production of copy of this order.

12. Accordingly, the present petition is disposed of.

(Arun Kumar Jha, J) Anuradha/-

AFR/NAFR                NAFR
CAV DATE                N/A
Uploading Date          17.04.2025
Transmission Date       N/A
 

 
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 : MAIMS

 
 
Latestlaws Newsletter