Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Pradip Kr. Deb & Ors vs Legal Heirs Of Sri Narayan Natta
2024 Latest Caselaw 157 Tri

Citation : 2024 Latest Caselaw 157 Tri
Judgement Date : 5 February, 2024

Tripura High Court

Sri Pradip Kr. Deb & Ors vs Legal Heirs Of Sri Narayan Natta on 5 February, 2024

Author: T. Amarnath Goud

Bench: T. Amarnath Goud

                    HIGH COURT OF TRIPURA
                           AGARTALA
                       CRP No. 42 of 2021
 Sri Pradip Kr. Deb & Ors.                                    Petitioner(s)
                            Versus
 Legal heirs of Sri Narayan Natta,
 Sri Abhijit Natta & Ors.                                   Respondent(s)

For Petitioner(s) : Mr. P. K Dhar, Senior Advocate Mr. R. Debnath, Advocate

For Respondent(s) : Mr. S. Bhattacharjee, Advocate Mrs. P. Dhar, Advocate Mr. John Debbarma, Advocate

Along with CRP No. 44 of 2021

Sri Pradip Kr. Deb & Ors. Petitioner(s) Versus Sri Bhulu Natta & Ors. Respondent(s)

For Petitioner(s) : Mr. P. K Dhar, Senior Advocate Mr. R. Debnath, Advocate

For Respondent(s) : Mr. S. Bhattacharjee, Advocate Mrs. P. Dhar, Advocate Mr. S. Saha, Advocate Mr. John Debbarma, Advocate

Date of hearing : 05.02.2024.

 Date of delivery of
 Judgment & Order          :      05/02/2024
 Whether fit for reporting :      NO



                          BEFORE
           HON'BLE MR. JUSTICE T. AMARNATH GOUD

                 J U D G M E N T & O R D E R (Oral )


The Civil Revision Petition No.42 of 2021 has been filed under

Article 227 of the Constitution of India for reversing/setting aside/modifying the

order dated 06.11.2019 passed by the learned Civil Judge (Senior Division),

Court No.1, West Tripura, Agartala in Misc. (Ex.) 19 of 2017 arising out of

Ex.(T) 11 of 2017 disposing the case in view of the order dated 06.11.2019

allowing Misc.(Ex) 05 of 2018. The Subsequent CRP No. 44 of 2021 has been

filed under Article 227 of the Constitution of India for reversing/setting

aside/modifying the order dated 06.11.2019 passed by the learned Civil Judge

(Senior Division), Court No.1, West Tripura, Agartala in Misc. (Ex.) 20 of 2017

arising out of Ex.(T) 11 of 2017 disposing the case in view of the order dated

06.11.2019 allowing Misc.(Ex) 05 of 2018.

2. The brief fact of both the cases are that predecessor of the

petitioners filed Title Suit No. 03 of 2002 which was decreed by Learned Trial

Court and appeal was preferred by some of the respondents which was partly

allowed and RSA No. 91 of 2011 arose which was decided in favour of the

petitioners who were substituted on the death of their predecessor and the

petitioners filed Ex(T) 11 of 2017 for execution of decree and the respondents

separately filed objection and application etc. which were registered as Misc.

(Ex) 05 of 2018 , Misc. (Ex) 18 of 2017, Misc. (Ex) 19 of 2017 and Misc. (Ex)

20 of 2017. Learned Executing Court passed order dated 06.11.2019 in

Misc.(Ex) 05 of 2018 holding that the decree in question was not executable

and in view of such order, all other Misc.(Execution) cases were disposed of and

the main Ex(T) 11 of 2017 was dismissed and therefore, the petitioners have

come up with the instant application under Article 227 of the Constitution of

India against order dated 06.11.2019 passed by Learned Executing Court below

in Misc. (Ex) 19 of 2017 and Misc.(Ex)20 of 2017.

3. Since the subject matter involved in both this revision petitions

are similar, the same are taken up together for hearing and disposal.

4. Heard Mr. P. K Dhar, learned senior counsel assisted by Mr. R.

Debnath, learned counsel appearing for the petitioners in both the revision

petition. Also heard Mrs. P. Dhar, learned counsel and Mr. John Debbarma,

learned counsel appearing for their respective respondents. Mr. S.

Bhattacharjee, learned counsel and Mr. S. Saha, learned counsel also appear

for their respective respondents in both the revision petition and perused the

evidence on record.

5. Both the present CRPs are heard together. After considering the

objections of both sides, this Court is of the opinion that the present matters

needs a fresh consideration. As such, in terms of the objection raised by both

the parties, these present matters are remanded back to the Court below for

passing detailed and speaking order considering the objection of both sides.

Both parties are at liberty to take appropriate steps before the Court below.

Accordingly, the impugned order dated 06.11.2019 is set aside and remanded

back to Court below for adjudication in the terms of the above directions.

6. With the above observation and direction, these present CRPs

stand disposed of. Stay if any stands vacated. Pending application(s), if any

also stands closed.

JUDGE

Paritosh

SABYASACH Digitally signed by SABYASACHI GHOSH

I GHOSH Date: 2024.02.08 17:32:36 +05'30'

 
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