Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Appaa Subrahmanyam vs Karuturi Satyanarayana
2024 Latest Caselaw 10272 AP

Citation : 2024 Latest Caselaw 10272 AP
Judgement Date : 14 November, 2024

Andhra Pradesh High Court - Amravati

Appaa Subrahmanyam vs Karuturi Satyanarayana on 14 November, 2024

                     IN THE HIGH COURT OF
APHC010385792023
                       ANDHRA PRADESH

                         AT AMARAVATI              [3460]

                        (Special Original

                          Jurisdiction)


  THURSDAY ,THE FOURTEENTH DAY OF NOVEMBER

            TWO THOUSAND AND TWENTY FOUR


                         PRESENT


  THE HONOURABLE SRI JUSTICE NYAPATHY VIJAY


           CIVIL REVISION PETITION NO: 1932/2023


Between:


Appala Subrahmanyam                         ...PETITIONER


                              AND


Karuturi      Satyanarayana     and   ...RESPONDENT(S)

Others


Counsel for the Petitioner:


   1.       M R S SRINIVAS
 2




Counsel for the Respondent(S):


    1.     M S R SASHI BHUSHAN


The         Court      made         the      following:

CIVIL REVISION PETITION NO: 2060/2023


Between:


Appala Subrahmanyam                       ...PETITIONER


                            AND


Karuturi    Satyanarayana     and    ...RESPONDENT(S)

Others


CIVIL REVISION PETITION NO: 2064/2023


Between:


Appaa Subrahmanyam                        ...PETITIONER


                            AND


Karuturi    Satyanarayana     and    ...RESPONDENT(S)

Others
 3




The            Court           made             the           following:




     THE HON'BLE SRI JUSTICE NYAPATHY VIJAY


          C.R.P.Nos.1932, 2060 and 2064 of 2023


COMMON ORDER:

C.R.P.No.1932 of 2023 is filed against the order dated 24.07.2023 in

I.A.No.1912 of 2021 in O.S.No.143 of 2015 passed by the Principal

District Judge, East Godavari District.

2. C.R.P.No.2060 of 2023 is filed against the order dated

24.07.2023 in I.A.No.1913 of 2021 in O.S.No.143 of 2015 passed by the

Principal District Judge, East Godavari District.

3. C.R.P.No.2064 of 2023 is filed against the order dated

24.07.2023 in I.A.No.997 of 2023 in O.S.No.143 of 2015 passed by the

Principal District Judge, East Godavari District.

4. Brief facts: Petitioner is the plaintiff. The suit was filed for

cancelation of two registered sale deeds dated i.e. (1) sale deed dated

30.11.1988 vide document No.8756/88 executed by an imposter

woman, Respondent Nos.2 and 3 and one Tadimeti Kailasa Rao and

(2) sale deed dated 27.08.1993 vide document No.8756/88 executed by

Respondent No.2 in favour of Respondent No.1.

5. The Petitioner filed the above mentioned applications on the

ground that Kuchimanchi Seetharama Lakshmi claimed to be the

vendor of the Respondents under the disputed document had died on

12.07.1986 i.e. much prior to the execution of the disputed sale deed

dated 30.11.1988. The Petitioner in his explanation stated that though

he was aware of the death of the late Kuchimanchi Seetharama

Lakshmi, he could not secure the death certificate. Eventually, the

Petitioner could trace the death certificate in Kandarada Gram

Panchayat, where late Kuchimanchi Seetharama Lakshmi had died.

According to the Petitioner, this document is critical to prove his case

and therefore sought to receive the said document in evidence. The

said applications were rejected by the trial Court. Hence, the present

revision petitions.

6. Heard Sri M.R.S.Srinivas, learned counsel for the Petitioner

and Sri M.S.R Sashibhushan,learned counsel for the Respondents

through virtual mode.

7. Contentions: Learned counsel for the Petitioner contended

that the death certificate being critical document to establish his specific

plea in the plaint that late Kuchimanchi Seetharama Lakshmi was not

alive on the date of execution of sale deed and that the trial Court

should not have rejected the application. The learned counsel for

Respondent contended that there is no foundational pleading and that

the document is not relevant for the purpose of deciding the case.

8. Learned counsel for the Respondents relied upon the

judgment of the Hon'ble Supreme Court in Bagai Construction

through its Proprietor Lalit Bagai v. Gupta Building Material Store1

and judgments of this Court in G.Sanjeeva Reddy and others v.

Indukuru Lakshmamma and others2 and Ravi Satish v. Edala Durga

Prasad and others3. It is also his contention that on earlier occasion,

the Petitioner filed an application to receive certain documents and the

same was rejected by the trial Court, which was confirmed by this Court

and there cannot be two different yardsticks for the Petitioner and the

Respondents for adducing additional documents.

9. Reasoning: The document that is sought to be marked by the

Petitioner is the death certificate of late Kuchimanchi Seetharama

Lakshmi, who is shown as a vendor in the disputed suit document

dated 30.11.1988. As, It is the specific plea in the plaint that late

Kuchimanchi Seetharama Lakshmi was not alive as on the execution of

the disputed document, the death certificate showing the date of death

as 12.07.1986 which is now sought to be received in evidence appears

to be critical piece of evidence. The document in question being a

(2013) 14 SCC 1

2006 (3) ALT 66

2009 (3) ALT 236

public document and having a likely bearing on the outcome of the suit

itself , this court is of the opinion that the court can accept such

documents even at a belated stage.

10. In the judgment rendered by Hon'ble Supreme Court in

Sugandhi Vs P.Rajkumar4, it washeld that a liberal approach should

be adopted in permitting the additional documents to be brought on

record as the underlying purpose of litigation is the pursuit of truth.

11.A similar view was taken by the Hon'ble Supreme Court in Levaku

Pedda Reddamma & Ors Vs Gottumukkala Venkata Subbamma5.

The relevant portion of the judgment is extracted below;

"The defendant Nos.2 to 5 are in appeal aggrieved against the order passed by the High Court affirming the order passed by the trial Court refusing to permit the appellant to produce additional documents in terms of Order VIII Rule 1 of the Code of Civil Procedure, 1908.

We find that the trial Court as well as the High Court have gravely erred in law in not permitting the defendants to produce documents, the relevance of which can be examined by the trial Court on the basis of the evidence to be led, but to deprive a party to the suit not to file documents even if there is some delay will lead to denial of justice.

2020(10) SCC 706

2022 Livelaw (SC) 533

It is well settled that rules of procedure are hand-maid of justice and, therefore, even if there is some delay, the trial Court should have imposed some costs rather than to decline the production of the documents itself. held that the documents can be received at a belated stage."

11. The contention of the Respondents that different yardsticks

cannot be applied while accepting the additional documents, appears to

be unfounded. In the said applications, the Respondent sought for

amendment to his written statement and was rejected on merits and

confirmed by this court is of no relevance to the facts of this case.

12 In the light of the judgments of the Hon'ble Supreme Court, this

Court is inclined to allow the revision petitions by setting aside the

impugned orders of the trial Court dated 24.07.2023.

13. The civil revision petitions are therefore allowed. No order as

to costs. As a sequel, the miscellaneous petitions, if any, shall stand

closed.

__________________

NYAPATHY VIJAY, J

Date: 14.11.2024 KLP

 
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 : MAIMS

 
 
Latestlaws Newsletter