Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Kalpana Das vs Smt. Jhulan Das
2026 Latest Caselaw 1228 Tri

Citation : 2026 Latest Caselaw 1228 Tri
Judgement Date : 7 March, 2026

[Cites 1, Cited by 0]

Tripura High Court

Smt. Kalpana Das vs Smt. Jhulan Das on 7 March, 2026

                                      Page 1 of 3


                         HIGH COURT OF TRIPURA
                               AGARTALA
                                CRP No.21 of 2026
1. Smt. Kalpana Das, W/o Lt. Pichan Das, resident of 26 Card Davipur, PS -
Madhupur, Sub - Division - Bishalghar, Dist - Sepahijala, Sonamura, Tripura
2. Sri. Abhijit Das, Son of Lt. Pichan Das, resident of 26 Card Davipur, PS -
Madhupur, Sub - Division - Bishalghar, Dist - Sepahijala, Sonamura, Tripura
3. Sri. Biswajit Das, Son of Lt. Pichan Das, resident of 26 Card Davipur, PS -
Madhupur, Sub - Division - Bishalghar, Dist - Sepahijala, Sonamura, Tripura
4. Smt. Soma Das, D/o Lt. Pichan Das, resident of 26 Card Davipur, PS -
Madhupur, Sub - Division - Bishalghar, Dist - Sepahijala, Sonamura, Tripura
5. Smt. Juma Das, D/o Lt. Pichan Das, resident of Pratapgarh Kabiraj Tilla,
PS and PO - A.D Nagar, Dist - West Tripura
                                                        .........Petitioner(s);
                                 Versus
1. Smt. Jhulan Das, W/o Lt. Narayan Das, resident of 26 Card Davipur, PS -
Madhupur, Dist - Sepahijala, Tripura, Sub - Division: Bishalgarh
2. Sri. Bikash Das, S/o Lt. Narayan Das, resident of 26 Card Davipur, PS -
Madhupur, Dist - Sepahijala, Tripura, Sub - Division: Bishalgarh
                                                          .........Respondent(s)

For Petitioner(s) : Mr. Debesh Chandra Roy, Advocate, Mr. Shibu Chandra Deb, Advocate.

For Respondent(s) : None.

HON'BLE THE CHIEF JUSTICE MR. M.S. RAMACHANDRA RAO

Order 07/03/2026

This Revision is filed challenging order dt.09.12.2025 in Civil

Misc. (Stay) 04 of 2025 arising out of TA 03 of 2025.

2. Petitioners herein are plaintiffs in the suit.

3. The said suit was filed for declaration of title and recovery of

possession.

4. The said suit was decreed on 20.12.2024.

5. Challenging the same, the defendants filed TA 03 of 2025 before

the District Judge, Court No.1, Sonamura, Sepahijala District along with an

application being Civil Misc. (Cond) 04 of 2025 to condone the delay of 58

days in filing the appeal.

6. Though the plaintiffs/petitioners opposed the condonation of

delay by filing the written objection, the same was condoned on 28.11.2025.

7. Thereafter the appeal was admitted, and notice was directed to

the petitioners/plaintiffs.

8. The defendants had also filed Civil Misc. (Stay) 04 of 2025 in TA

03 of 2025.

9. When the matter was taken up on 09.12.2025, only the

respondents/defendants' counsel was present, and the counsel for the

respondents informed the Court that the counsel for the petitioners, who had

appeared in the delay condonation petition, had refused to accept notice on

behalf of the plaintiffs/petitioners herein.

10. He sought for grant of stay until final hearing on the stay petition.

11. He also contended that the plaintiffs had already filed a petition

for execution of the decree before the Trial Court which was registered as

Execution (T) No.03 of 2025, and unless stay of execution of the decree of the

Trial Court is granted, there would be serious prejudice to the

defendants/respondents, and the very appeal would be frustrated.

12. Therefore the Court below, exercising its powers under Order

XLI Rule 5 CPC, granted stay of execution proceedings.

13. In the said order, it is recorded that under Rule 9-A (4) of Order

V CPC, if summons, when tendered, is refused then on application of the

party, the same be served by the Court in the same manner as a summons to a

defendant.

14. It therefore directed that the defendants/appellants in the First

Appeal should take steps to serve the petitioners/plaintiffs through the Court

as well as by RPAD.

15. Assailing the same, this Revision is filed.

16. Counsel for the petitioners contends that the

respondents/defendants failed to serve the notice of the appeal as well as the

stay petition on the petitioners/plaintiffs, and therefore the Court below erred

in granting stay of execution.

17. He does not dispute the statement recorded in the Order of the

Court below made by the counsel for the defendants, that the counsel who

appeared for the plaintiffs in the delay condonation application in the First

Appeal, had refused to accept notice on behalf of the plaintiffs.

18. The petitioners/plaintiffs, when they refused to receive notice of

the stay petition filed by the respondents in the First Appeal, cannot take

advantage of their own wrong, and stall the proceedings in the stay application

filed by the respondents in the First Appeal.

19. I therefore do not find any merit in the Revision. It is accordingly

dismissed. No costs.

(M.S. RAMACHANDRA RAO, CJ)

Pijush/ PIJUSH KANTI NAG Digitally signed by PIJUSH KANTI NAG Date: 2026.03.09 14:12:33 +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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter