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

Sri Birendra Debbarma vs Sri Paresh Debbarma
2025 Latest Caselaw 721 Tri

Citation : 2025 Latest Caselaw 721 Tri
Judgement Date : 22 August, 2025

Tripura High Court

Sri Birendra Debbarma vs Sri Paresh Debbarma on 22 August, 2025

                                    Page 1 of 6




                        HIGH COURT OF TRIPURA
                          _A_G_A_R_T_A_L_A_
                            SAO No.03 of 2024
Sri Birendra Debbarma, son of late Manmohan Debbarma, aged about 59
years, resident of West Bachaibari, P.O. Bachaibari, P.S. Champahaur,
District- Khowai, Tripura, Pin-799201.
                                                       ...... Appellant(s)
                          VERSUS
Sri Paresh Debbarma, son of late Dhaniram Debbarma, resident of
Barabaghai, P.O. Bachaibari, P.S. Champahaur, District- Khowai, Tripura,
Pin-799201.
                                                       ...... Respondent(s)
For Appellant(s)        : Mr. Sankar Lodh, Advocate,
                          Mr. S. Majumder, Advocate.
For Respondent(s)       : Mr. S.M. Chakraborty, Sr. Advocate,
                          Mrs. Pinki Chakraborty, Advocate.

HON'BLE THE CHIEF JUSTICE MR. M.S. RAMACHANDRA RAO
                    Date of Judgment and Order : 22nd August, 2025
                            Whether Fit for Reporting : NO.

                        JUDGMENT & ORDER (ORAL)

Heard Mr. Sankar Lodh, counsel appearing for the appellant as

well as Mr. S.M. Chakraborty, learned senior counsel appearing for the

respondent.

[2] This SAO is preferred against the judgment dt.21.02.2024 in

TA No.14 of 2018 of the Additional District Judge, Khowai District,

Khowai setting aside the judgment and decree dt.09.03.2018 of the Civil

Judge, Junior Division, Court No.1, Khowai in Case No. T.S. No.21 of 2013

and remitting the matter back to the Trial Court for fresh consideration after

giving opportunity to both parties and also to dispose of certain petitions

filed by the respondent/defendant before the Trial Court.

[3] The appellant herein is the plaintiff in the suit.

[4] He filed the said suit before the Court of Civil Judge, Junior

Division, Khowai for declaration of title and recovery of possession of the

suit land.

[5] His case was that the suit land was allotted by the Government

of Tripura in favour of one Hari Bandhu Kanda in 1974 with a condition that

the allotted land is not transferrable for ten years from the date of allotment,

and that the allottee transferred the said land in favour of the

appellant/plaintiff under a registered sale deed bearing No.1-1854

dt.31.12.2003. It was the contention of the appellant the he got mutation of

the purchased land in his name vide Khatian No.1015 pertaining to R.S Plot

No.880 under Mouja - East Singhicherra; and that on 08.07.2011, the

respondent/defendant, all of a sudden forcibly took occupation of the suit

land.

[6] The respondent/defendant filed written statement contending

that Hari Bandhu Kanda never possessed the suit land in any point of time

and as such, the allotment order is a void document, that if any sale deed was

executed by Hari Bandhu Kanda in favour of the appellant, it was not a

genuine document, that the possession was not handed over by the vendor to

the plaintiff/appellant and there was no dispossession of the appellant from

the suit land on 08.07.2011 by the respondent.

[7] As stated above, the Trial Court allowed the suit on 09.03.2018.

[8] Challenging the same, the defendant filed TA No.14 of 2018

before the Additional District Judge, Khowai District.

[9] It was inter alia contended before the Additional District Judge

that on 05.02.2018, the respondent had submitted a petition for giving

evidence by the allottee Sri Hari Bandhu Kanda for the purpose of proving

the genuineness of the registered sale deed executed in favour of the

appellant and that the Trial Court did not consider the said petition. It was

also contended that on 12.02.2018, the Trial Court also did not consider that

a letter of observation was issued by the ADM, Khowai addressed to the

SDM, Khowai regarding a revenue case under Section 95 of TLR & LR Act

filed by the respondent for deleting the name of the appellant from the suit

Khatian, and that the respondent had filed a petition before the Trial Court

for exhibiting such document, but the Trial Court did not allow the same and

then pronounced the judgment in the suit illegally.

[10] It was also contended that the Trial Court did not give

opportunity to the respondent to prove his case by adducing proper evidence.

[11] After hearing counsel for the parties, the Additional District

Judge opined that the claim of ownership of the appellant is based on the

sale deed which was executed by Sri Hari Bandhu Kanda on 31.12.2003, and

that the Trial Court has erred in holding that the sale deed was proved by

examining the attesting witnesses P.W.4 & P.W.5 and also scribe P.W.3 and

that the original executant/vendor ought to be examined.

[12] This observation of the Additional District Judge, in my

opinion, is erroneous because the Trial Court had held regarding execution

of the sale deed after considering the evidence of the attesting witness and

the scribe, which is correct in law. There is no principle laid down that

unless the executant is examined in person, execution of the sale deed cannot

be proved.

[13] Nothing prevented the respondent himself from examining the

executant, Sri Hari Bandhu Kanda in the Trial Court to disprove the

execution in the Trial Court but he did not choose to do so. The observation

of the Appellate Court that mere marking of the document is not proved of

the document and that the document has to be proved in accordance with law

does not mean that the executant has to be examined in all cases, particularly

when the document is also a registered sale deed and the identity of the

executant/vendor is therefore something which cannot be doubted.

[14] Consequently, the finding of the Additional District Judge that

the Trial Court should not have rejected the application filed by the

defendant for summoning Sri Hari Bandhu Kanda as a witness is clearly

erroneous. The finding of the Additional District Judge that adverse

inference has to be drawn against the appellant for withholding the vendor of

the sale deed and not citing him as a witness, is also erroneous for the

aforesaid reasons.

[15] The procedural infirmity pointed out in paragraph 16 about

marking of the documents on behalf of the appellant/plaintiff is also not

something which is so serious that it has caused prejudice to any party since

it is not the case of the respondent/defendant that some grave miscarriage of

justice has been occasioned in the marking of documents on the part of the

plaintiff in the Trial Court. The finding of the Additional District Judge that

there is a doubt and suspicion about the execution of the sale deed being

relied upon by the appellant is perverse and also cannot be sustained.

[16] Also the Additional District Judge has held that there was an

application moved by the respondent/defendant for recalling and re-

examining D.W.1 which was rejected on 12.02.2018 erroneously and that

the Trial Court should have granted such opportunity to the respondent.

[17] Admittedly, the Trial Court had recorded in its order

dt.27.02.2018 that on several dates the matter was fixed for arguments and

the respondent side was unnecessarily delaying the case by adopting dilatory

tactics. If the application for recalling and re-examining the witness D.W.1

was filed at a belated stage in 2018 (when the suit itself was filed in 2013)

and the Trial Court felt that the respondent was delaying the disposal of the

suit, it was justified in rejecting the said application and the Additional

District Judge ought not to have held otherwise.

[18] Primarily, on the basis of its erroneous view as to (a) the need

for examining the vendor or the appellant, (b) the need for recalling D.W.1

again and (c) on the basis of the pendency of the petition regarding the

revenue authorities' observation subsequent to the disposal of the suit, the

impugned order of remand appears to have been made without any

justification.

[19] It is settled law that order of remand cannot be made to enable a

party to fill in the lacuna in their evidence. Unnecessarily remand orders

should not be made which would ultimately prolong the life of the suit.

[20] In the instant case, the suit has been filed in 2013 and the

remand has been made in February, 2024, eleven years later to the Trial

Court. It would take more than 5 years for the matter to ultimately attain

finality and this itself causes prejudice to the parties.

[21] Therefore, the impugned order of remand dt.21.02.2024 passed

by the Additional District Judge, Khowai District, Khowai in TA No.14 of

2018 is set aside; the appeal is restored to be filed on the said Court; and the

Additional District Judge shall proceed to decide the appeal himself keeping

in mind the findings recorded in this order after hearing both the parties

within 3(three) months from today.

[22] The instant Civil Revision Petition is disposed of with the

above terms. No costs.

Pending application(s), if any, also stands disposed of.




                                                       (M.S. RAMACHANDRA RAO, CJ)




DIPESH DEB         Digitally signed by DIPESH DEB
                   Date: 2025.08.25 17:55:36 +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