Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Niyaz Ahmed Vs. Aslam Hossain and ANR [2008] INSC 404 (10 March 2008)
2008 Latest Caselaw 284 SC

Citation : 2008 Latest Caselaw 284 SC
Judgement Date : Mar/2008

    

Niyaz Ahmed Vs. Aslam Hossain and ANR[2008] INSC 404 (10 March 2008)

B.N. AGRAWAL & G.S. SINGHVI O R D E R CIVIL APPEAL NO.1866 OF 2008 (Arising out of S.L.P. (C) No.15477 of 2006) Heard learned counsel for the parties.

Leave granted.

It appears that the Trial Court, by its order dated 13th September, 2005, stayed further proceeding of Title Suit No.48 of 2003 till the disposal of Title Suit No.163 of 2001. Thereafter, on 19th November, 2005, suo motu, the aforesaid order of stay was vacated. When the appellant made a prayer for time to move the High Court challenging the said order, the same was refused and on 1st December, 2005, ex- parte decree was passed, which has been confirmed by the lower appellate court as well as by the High Court. Hence, this appeal by special leave.

In the facts and circumstances of the case, we are of the view that both the suits ought to have been tried together and Trial Court was not justified in passing the order of stay on 13th September, 2005, suo-motu vacating the same on 19th November, 2005, and other consequential orders.

....2/- - 2 - Accordingly, the appeal is allowed. The aforesaid orders passed by the Trial Court on 13th September, 2005 and 19th November, 2005 and ex-parte decree passed in Title Suit No.48 of 2003 and orders confirming the same passed by the lower appellate court as well as by the High Court are set aside and the matter is remitted to the Trial Court to dispose of both the suits together.

We have been told that Title Suit No.163 of 2001 is pending before the Civil Judge (Senior Division) whereas Title Suit No.48 of 2003 is pending before Civil Judge (Junior Division). The concerned District Judge is directed to club both the suits so that both of them may be tried together.

Let hearing of the suits be expedited.

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter