Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Deonandan Yadav @ Deonarayan Yadav vs Baliram Gop
2025 Latest Caselaw 317 Patna

Citation : 2025 Latest Caselaw 317 Patna
Judgement Date : 15 May, 2025

Patna High Court

Deonandan Yadav @ Deonarayan Yadav vs Baliram Gop on 15 May, 2025

Author: Khatim Reza
Bench: Khatim Reza
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                       SECOND APPEAL No.424 of 2019
======================================================
       1. Deonandan Yadav @ Deonarayan Yadav, Son of Late Jatuni
          Gope @ Ramjatan Yadav, Resident of Village-Parariya, Post
          Office-Duggal, Police Station-Kasma, District-Aurangabad.
       2. Mahendra Yadav, Son of Late Jatuni Gope @ Ramjatan Yadav,
          Resident of Village-Parariya, Post Office-Duggal, Police
          Station-Kasma, District-Aurangabad.
       3. Ganesh Yadav, Son of Late Jatuni Gope @ Ramjatan Yadav,
          Resident of Village-Parariya, Post Office-Duggal, Police
          Station-Kasma, District-Aurangabad.
       4. Mahesh Yadav, Son of Late Jatuni Gope @ Ramjatan Yadav,
          Resident of Village-Parariya, Post Office-Duggal, Police
          Station-Kasma, District-Aurangabad.
       5. Ramesh Yadav, Son of Late Jatuni Gope @ Ramjatan Yadav,
          Resident of Village-Parariya, Post Office-Duggal, Police
          Station-Kasma, District-Aurangabad.
       6. Chandra Devi @ Chandrama Devi, D/o Late Jatuni Gope @
          Ramjatan Yadav, Resident of Village-Parariya, Post Office-
          Duggal, Police Station-Kasma, District-Aurangabad.
       7. Muniya Devi, D/o Late Jatuni Gope @ Ramjatan Yadav,
          Resident of Village-Parariya, Post Office-Duggal, Police
          Station-Kasma, District-Aurangabad.
       8. Most. Gauri Kunwar, Wife of Late Jatuni Gope @ Ram Jatan
          Yadav, Resident of Village-Parariya, Post Office-Duggal,
          Police Station-Kasma, District-Aurangabad.

                                                         ... ... Appellant/s
                                       Versus

            Baliram Gop, Son of Dewa Gope, Resident of Village-Parariya,
            Post Office-Duggal, Police Station-Kasma, District-Aurangabad.

                                            ... ... Respondent/s
======================================================
          Appearance :
          For the Appellant/s : Mr. Narendra Kumar, Adv.
                                Mr. Tej Narayan Singh, Adv.
                                Mr. Akash Ambuj, Adv.
           Patna High Court SA No.424 of 2019 dt.15-05-2025
                                                       2/18




                 For the Respondent/s              :
                                       Ms. Sunita Kumari, Adv.
                                       Mr. Dharmendra Kr. Sinha, Adv.
======================================================
            CORAM: HONOURABLE MR. JUSTICE KHATIM
            REZA
                             CAV JUDGMENT
             Date : 15-05-2025
                         Heard learned counsel for the appellants and

                 learned counsel for the respondent.

                              2. This Second Appeal has been filed by the

                 defendant/appellants/appellants against the judgment and

                 decree dated 20.06.2019 passed in Partition Title Appeal No.

                 18 of 2008/115 of 2018 by the Additional District Judge-III,

                 Aurangabad, whereby, the learned Appellate Court has

                 affirmed the judgment and decree dated 30.04.2008 passed by

                 the Sub-Judge-I, Aurangabad in Partition Suit No. 172 of

                 2004, decreeing the suit of the plaintiff/respondent.

                              3. In this appeal, the following substantial questions

                 of law have been formulated for determination:-

                              (I). Whether the learned Appellate Court passed the

                 judgment in violation of mandatory provision of law under

                 Order XLI Rule 31 of Code of Civil Procedure when it did not

                 formulate any point of determination?
 Patna High Court SA No.424 of 2019 dt.15-05-2025
                                            3/18




                    (II). Whether the decision of the learned Appellate

       Court is not supported by the independent reasons as while

       affirming the judgment and decree of the learned Trial Court,

       the learned Appellate Court has just copied the decision made

       by the learned Trial Court.?

                    4. In order to gauge the matter in its correct

       perspective, it is necessary to briefly re-state what the suit

       entails. The suit was filed by the plaintiff/respondent for

       partition of his 8 Annas (half share) in joint family property

       and for carrying out his share by appointing survey knowing

       Advocate Commissioner after drawing final decree and

       plaintiff be put in possession. The details of the land has been

       given in the plaint. The plaintiff has also given genealogical

       table at the foot of the plaint which shows the relationship

       between the plaintiff and the defendant. It is further pleaded

       that the land of Khata No. 25 of village Parariya, district-

       Aurangabad stands recorded in the C.S. Khatiyan in the name

       of Palit Gope, son of Pati Gope and land of Khata No. 31 of

       village-Parariya, district-Aurangabad stands recorded in C.S.

       Khatiyan in the name of Rangu Gope, son of Mangru Gope. It

       is further contended that Palit Gope and Rangu Gope although
 Patna High Court SA No.424 of 2019 dt.15-05-2025
                                            4/18




       they were recorded separately in C.S. Khatiyan but they were

       members of a joint Hindu family and were in joint possession

       of land of Khata Nos. 25 and 31 respectively. Rangu Gope

       died issueless in a state of jointness and hence, Palit Gope's

       interest devolved upon his nearest relation. After the death of

       Rangu Gope, Palit Gope became the sole owner of Khata No.

       25 and 31 of village-Parariya the said Palit Gope died leaving

       behind his three sons Jhagaru Gope, Raudi Gope and Dewa

       Gope in a state of jointness and after the death of Palit Gope,

       Jhagaru Gope became the Karta and Manager of the joint

       family. Raudi Gope also died issueless leaving behind his

       surviving two full brothers, Jhagaru Gope and Dewa Gope in

       the state of jointness. Jagaru Gope died leaving behind his son

       Jatuni Gope (original defendant) and full brother, namely,

       Dewa Gope. Dewa Gope also died leaving behind Baliram

       Gope (plaintiff). After death of Jhagaru Gope and Dewa Gope,

       Jatuni Gope became Karta and the sole Karta of joint family

       of the plaintiff including the defendant. The suit property is

       the ancestral property or coparcener property in which

       plaintiff is a coparcener having equal interest with defendant

       Jatuni Gope. Hence, there is a unity of title and possession
 Patna High Court SA No.424 of 2019 dt.15-05-2025
                                            5/18




       amongst the plaintiff and defendant over the suit property. Up

       till now no partition has been affected either among the sons

       of Palit Gope or amongst the plaintiff and the defendant. The

       defendant with intention to deprive the plaintiff wanted to

       transfer the property without partition, hence, the plaintiff

       asked the defendant to partition the suit property by meets and

       bounds which was finally refused by the defendant.

                    5. On summon, the original defendant Jatuni Gope

       appeared and filed his written statement and raised objection

       with regard to the maintainability of the suit and also claimed

       that the plaintiff has no locus standi to bring the suit against

       the defendant. It is further contended that the plaintiff is not

       related to the family of the defendant/appellants and denied

       his genealogy given in the plaint and that Dewa Gope, father

       of the plaintiff was not the son of Late Palit Gope nor the

       member of undivided Hindu joint family and also gave a

       genealogical table in his written statement in respect of family

       of Ama Gope.

                    6. Further case of the plaintiff is that Rangu Gope

       sold his entire land of Khata No. 31 for his legal necessity in

       favour of Nagina Devi, wife of Jhagru Gope on 21.07.1926
 Patna High Court SA No.424 of 2019 dt.15-05-2025
                                            6/18




       for consideration amount of Rs. 75/- and delivered the

       possession to Nagina Devi over her purchased land. On the

       same date a memorandum of sale was reduced into writing

       over which Rangu Gope put his L.T.I and signed by Abdul

       Rahim, scribed by Nathuni Lal and it was attested by Abdul

       Rahim in presence of witnesses. Since then Nagina Devi came

       in possession of the purchased property and her name was

       mutated in the Sarista of ex-landlord. On her death, her

       husband and her son Jatuni Gope came in possession. On

       death of Jhagaru Gope, husband of Nagina Devi, Jatuni Gope

       became absolute owner and came in possession over the same

       as Raiyat. He is in possession and he is enjoying his usufruct.

       It is vehemently submitted that Jhagru Gope never died in the

       state of jointness with Palit Gope instead he died in a state of

       jointness with Raudi Gope. It is vehemently denied that the

       suit land is neither ancestral nor personal property of the

       plaintiff, therefore, the suit is fit to be dismissed.

                    7. On the basis of pleadings, the learned Trial Court

       had framed eight issues in which Issue Nos. 5, 6 and 7 were

       taken into consideration and other issues were formal in

       nature. The learned Trial Court after considering the pleadings
 Patna High Court SA No.424 of 2019 dt.15-05-2025
                                            7/18




       and evidence adduced by the parties as well as materials on

       record has held that plaintiff is entitled to half share and

       decreed the suit.

                    8. Being aggrieved by the judgment and decree dated

       30.04.2008

passed in Partition Suit No. 172 of 2004 by the

learned Sub-Judge-I, Aurangabad, the defendant/appellants

preferred Partition Appeal No. 18 of 2008/115 of 2018.

9. After hearing the parties, the learned lower

Appellate Court considered the Issue Nos. 5, 6 and 7 for

consideration in the Title Appeal and copied the same finding

of the Trial Court in its consideration and dismissed the

appeal.

10. Learned counsel for the

defendant/appellants/appellants has submitted that the learned

lower Appellate Court has failed to apply its judicial mind

while passing the impugned judgment and decree. Without

considering the materials available on record and the

documentary evidences of the appellants, the lower Appellate

Court has dismissed Partition Appeal. It is further submitted

that both the parties adduced their evidence i.e. oral as well as Patna High Court SA No.424 of 2019 dt.15-05-2025

documentary. The documents adduced by the plaintiff were

exhibited as follows:-

                    Ext.-1               Consolidation Khatiyan

                    Ext.-2                Cadestral Survey Khatiyan

                                         Panchnama marked as Ext.-X

The documentary evidences adduced on behalf of

the defendant are as follows:-

                    Ext.-A               Vakalatnama

                    Ext.-A1              Signature of the Advocate on the

                                         written statement

                    Ext.-B to B5 Rent receipts

                    Ext.-C to C2 Zamindari receipts

                    Ext.-D               Unregistered sale deed

Both the parties adduced their oral evidences. Eight

witnesses were examined by the plaintiff while 14 witnesses

have been examined by the defendant.

11. It is vehemently submitted by the learned

counsel for the appellants that learned lower appellate court

did not consider the materials on record and there is non-

consideration of documentary evidence as well as oral

evidence of the parties independently by the learned lower Patna High Court SA No.424 of 2019 dt.15-05-2025

Appellate Court. Further, the learned Appellate Court did not

formulate any point for determination of the appeal. The

learned Appellate Court has copied the findings given by the

learned Trial Court.

12. It is submitted that the appellants are in

possession of the suit land, in question, on the basis of

unregistered sale deed dated 21.07.1926 executed for the

consideration amount of Rs. 75/- by Rangu Gope in favour of

Nagina Devi, ancestor of the defendant and her name was

mutated in the revenue records of ex-landlord. In this regard,

zamindari receipts have also been filed vide Ext.-C to C2.

After vesting of zamindari, ground-rent receipt of the same

was issued by the State of Bihar which has been Exhibited as

B/B5. It is well settled principle of law that Section 17 of the

Indian Registration Act envisages that the sale deeds for less

than Rs. 100/- is optional for its registration and it is not

mandatory or compulsory for registration. Both the courts

have held that Exhibit-D is the unregistered sale deed. On this

ground, the claim of the appellants was disbelieved by both

the courts below.

Patna High Court SA No.424 of 2019 dt.15-05-2025

13. Learned counsel for the defendant/appellants

further submits that the judgment and decree of the learned

lower Appellate Court did not discuss or decide any question

of facts and law involved in the case. The learned appellate

court only copied the same as held by the learned Trial Court.

The entire approach of the Appellate Court was vitiated by

pre-conceived mind that the finding recorded by the Trial

Court was simpliciter and affirmed the judgment and decree

of the Trial Court. Reliance has been placed by the learned

counsel for the appellants in the case of Janardhan

Narasimha Nayak vs Balwant Venaktesh Kulkarni & Anr.

reported in (2007) 9 SCC 658.

14. It is also submitted that the lower Appellate

Court below failed to comply the mandatory provision of

Order XLI Rule 31 C.P.C. The court of first appeal must

record its finding only after dealing with all issues of law as

well as facts and the evidence oral as well as documentary led

by the parties. The first appellate court must display conscious

application of mind and record findings supported by the

reasons on all issues and contentions in view of the scope and

powers conferred on it under Section 96 read with Order XLI Patna High Court SA No.424 of 2019 dt.15-05-2025

Rule 31 C.P.C., It is apparent from the Appellate Court's

judgment that the appellate court has not discussed any issue

thereby causing prejudice to the appellants whose valuable

right to prosecute the first appeal on facts and law was

adversely affected which, in turn, deprived for hearing in the

appeal in accordance with law. Therefore, non-compliance of

the requirement of Order XLI Rule 31 C.P.C. leads to

infirmity in the judgment of the first appellate court.

15. On the other hand learned counsel for the

plaintiff/respondent has submitted that the Appellate Court

had considered and discussed the entire judgment of Trial

Court as finding recorded by the Trial Court was

comprehensive and it was not necessary for separate

discussion on finding as judgment was passed on findings of

facts. It is not necessary to record separate reasons on each

point. Reliance has been placed in the case of Parmanand

Yadav & Anr. Vs Jagdeo Yadav & Ors. reported in (2014) 3

PLJR 827 and submitted that concurrent finding of facts,

however, erroneous cannot be disturbed in the Second Appeal.

16. It is vehemently submitted by the learned

counsel for the respondent that the Trial Court came to Patna High Court SA No.424 of 2019 dt.15-05-2025

conclusion that in support of genealogical table the witnesses

produced by both the parties were neither family members nor

neighbours or a person having special means of knowledge

and, therefore, Trial Court had taken into consideration

Exhibit-1, which is Chakbandi Khatiyan in which the plaintiff

and defendant were shown from same branch having equal

share. This document was neither disputed nor disbelieved by

the defendant, therefore, on the basis of Exhibit-1, the Trial

Court came to the conclusion that genealogical table given by

the plaintiff was correct. This finding has been affirmed by the

lower Appellate Court.

17. Learned Trial Court upon determination of Issue

Nos. 6 and 7, held that there was no any document for earlier

partition between the parties. The defendant had only stated

that Rangu Gope had sold the land in favour of Nagina Devi

having value of Rs. 75/- (Ext.-D). The defendant produced

three zamindari receipts and all the three zamindari receipts

were disbelieved on the basis of contradictory evidence by the

defendant itself. This finding has also been affirmed by the

lower Appellate Court.

Patna High Court SA No.424 of 2019 dt.15-05-2025

18. Learned counsel for the plaintiff/respondent

relied upon Section 54 of the Transfer of Property Act which

envisaged that sale of immovable property of value less than

Rs. 100/- could be made only either by registered instrument

or by delivery of possession and in case of delivery of

possession, delivery must be actual at the time of sale. Mere

constructive delivery of possession is not sufficient for the

purpose of this section. The factum of possession has not been

proved by the defendant. The Trial Court has rightly came to

the conclusion that the plaintiff is entitled for partition of his

half share which was affirmed by the learned appellate court

below.

19. The object of Rule 31 of Order XLI C.P.C. is to

afford the parties opportunity of knowing and understanding

the ground of decision to enable the exercise the right of

Second Appeal and to enable the High Court in Second

Appeal to judge whether the lower Appellate Court properly

appreciated and decided the case when the first appellate

court agreed with the views of the Trial Court on evidence, it

need not restate effect of evidence or reiterate the reasons

given by the Trial Court. This view has been taken by the Patna High Court SA No.424 of 2019 dt.15-05-2025

Hon'ble Gauhati High Court in the case of Gopendra

Goswami & Ors. vs. Haradhan Das & Ors. reported in AIR

2009 Guwahati 41. It is submitted that the learned Appellate

Court substantially compiled with the provision of Order XLI

Rule 11 C.P.C.. It is further submitted that both the courts

have considered all the aspects of the matter and rightly

decreed the suit of the plaintiff/respondent.

20. On analyzing the materials on record as well as

impugned judgments, this Court finds that the learned

Appellate Court below has given its finding in paragraph nos.

10, 11, 12 and 13. The discussion in the aforesaid paragraphs

as well as discussions of the evidences adduced by the

plaintiff/respondent and defendant/appellants are only copy-

paste of the findings recorded by the Trial Court in paragraph

nos. 8, 9, 10 and 11 of its judgment. There is no application of

mind by the learned Appellate Court. The judgment of the first

Appellate Court has to set out points for determination, record

the decision thereon and give it own reasons. Even when the

first Appellate Court affirms the judgment of Trial Court, it is

required to comply with the requirement of Order XLI Rule

31 C.P.C. and non-observance of this requirement leads to Patna High Court SA No.424 of 2019 dt.15-05-2025

infirmity in the judgment of first appellate court. This view

has been taken by the Apex Court in the case of P.V. Nagesh

& Anr. vs. H.V. Sreenivasa Murthy reported in (2010) 3 SCC

530. The appeal before the lower appellate Court involved

both disputed question of law and facts. The Appellate Court

without examining of any of these aspects has dismissed the

appeal by a cryptic order. The learned lower appellate court

below has neither re-appreciated the evidence of the parties

nor it has passed a reasoned judgment. The court of appeal

below has failed to follow the provision of Order XLI Rule 31

C.P.C. while deciding the appeal. Moreover, the question of

registration of unregistered sale deed less than value of Rs.

100/- is optional and is not mandatory for its registration and

the same is prescribed in case of Section 54 of the Transfer of

Property Act. Even this question has not been examined in its

proper perspective. This Court has relied upon a decision of

the Apex Court in the case of Malluru Mallappa (Dead)

Through Legal Representatives vs Kuruvathappa & Ors.

reported in (2020) 4 SCC 313, wherein the Hon'ble Apex

Court in paragraph nos. 15 has held as follows:-

Patna High Court SA No.424 of 2019 dt.15-05-2025

"15. Order 41CPC deals with appeals from original decrees. Among the various rules, Rule 31 mandates that the judgment of the appellate court shall state:

(a) the points for determination;

(b) the decision thereon;

(c) the reasons for the decision; and

(d) where the decree appealed from is reversed or varied, the relief to which the appellant is entitled.

4. The appellate court has jurisdiction to reverse or affirm the findings of the trial court. The first appeal is a valuable right of the parties and unless restricted by law, the whole case is therein open for rehearing both on questions of fact and law. The judgment of the appellate court must, therefore, reflect its conscious application of mind and record findings supported by reasons, on all the issues arising along with the contentions put forth, and pressed by the parties for decision of the appellate court. Sitting as a court of first appeal, it was the duty of the High Court [H.V. Sreenivasa Murthy v. B.V. Nagesha, 2008 SCC OnLine Kar 837] to deal with all the issues and the evidence led by the parties before recording its findings. The first appeal is a valuable right and the parties have a right to be heard both on questions of law and on facts and Patna High Court SA No.424 of 2019 dt.15-05-2025

the judgment in the first appeal must address itself to all the issues of law and fact and decide it by giving reasons in support of the findings."

21. In the light of the narrative and discussions

(supra), there can be no doubt that the learned lower appellate

court erred and was not justified in dismissing the appeal of

the defendant.

22. In the aforesaid facts and circumstances of the

case, the substantial questions of law formulated are

answered in favour of the appellants. Consequently, the

judgment of lower appellate court dated 20.06.2019 passed in

Partition Title Appeal No. 18 of 2008/115 of 2018 by the

Additional District Judge-III, Aurangabad is set aside and the

appeal is remanded to the lower appellate court to decide the

appeal afresh in accordance with law. Learned Appellate

Court is directed to dispose of the appeal, preferably, within a

period of six months from the date of receipt of a copy of this

judgment.

23. In the result, the appeal succeeds and is

accordingly, allowed.

24. All the contentions of the parties are left open.

There will be no order as to costs.

Patna High Court SA No.424 of 2019 dt.15-05-2025

25. Pending interlocutory applications, if any, shall

stand disposed of.

(Khatim Reza, J)

prabhat/-

AFR/NAFR               AFR
CAV DATE               11.11.2024
Uploading Date         18.05.2025
Transmission           N/A
Date
 

 
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