Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Padala Venkata Rama Reddy vs Syed Ahmed Ali Shah
2024 Latest Caselaw 10348 AP

Citation : 2024 Latest Caselaw 10348 AP
Judgement Date : 15 November, 2024

Andhra Pradesh High Court - Amravati

Padala Venkata Rama Reddy vs Syed Ahmed Ali Shah on 15 November, 2024

APHC010565432023        IN THE HIGH COURT OF ANDHRA
                                    PRADESH
                                                            [3311]
                                AT AMARAVATI
                          (Special Original Jurisdiction)

           FRIDAY, THE FIFTEENTH DAY OF NOVEMBER
              TWO THOUSAND AND TWENTY FOUR

                             PRESENT

       THE HONOURABLE MS JUSTICE B S BHANUMATHI

      CIVIL REVISION PETITION Nos.2898,
                              N         2980 & 2982/2023
                                                   /2023

Between:

Padala Venkata Rama Reddy and Others             ...PETITIONER(S)

                                 AND

Syed Ahmed Ali Shah and Others                 ...RESPONDENT(S)

Counsel for the Petitioner(S):

  1. N SIVA REDDY

Counsel for the Respondent(S):

  1.None

The Court made the following:
                                        2
                                                                           BSB, J
                                             C.R.P.Nos.2898, 2980 & 2982 of 2023


COMMON ORDER:

These revisions, under Article 227 of the Constitution of India, are

preferred by the unsuccessful plaintiffs challenging the common order,

dated 30.10.2023, dismissing I.A.Nos.590 of 2023, 591 of 2023 and 592

of 2023 in O.S.No.221 of 2015 on the file of the Court of I Additional

District Judge, East Godavari, at Rajamahendravaram.

2. Heard Sri N. Siva Reddy, learned counsel for the revision

petitioners/plaintiffs. In spite of service of notice on the respondents/

defendants, no appearance has been made.

3. I.A.No.590 of 2023 is filed under Section 151 CPC to reopen the

suit for further evidence on behalf of the plaintiffs; I.A.No.591 of 2023 is

filed under Order 18 Rule 17 CPC and Section 151 CPC to recall PW1

for the purpose of marking certified copies of suit register extracts

relating to the suits filed by them against the defendants; I.A.No.592 of

2023 is filed under Order VII Rule 14(3) CPC and Section 151 CPC to

receive the petition listed documents by condoning the delay.

4. The case of the revision petitioners/plaintiffs in support of their

case, briefly stated, is as follows:

(a) The plaintiffs filed the suit for declaration that the transfer of item

No.I of the plaint schedule property by the defendants 1 to 5 in favour of

BSB, J C.R.P.Nos.2898, 2980 & 2982 of 2023

6th defendant and item No.II in favour of the 7th defendant, as per

registered sale deeds, dated 29.12.2012, and transfer of items III to V

by defendants 1 to 4 in favour of defendants 6 to 8 respectively as per

registered sale deed, dated 12.03.2015, were made to defeat the debts

due to the plaintiffs and the other creditors, by the defendants 1 to 4 and

defraud the creditors of defendants 1 to 4 and consequently the

plaintiffs and other creditors of defendants 1 to 4 are entitled to recover

the amounts due to them from the schedule property. In the suit, the 2nd

plaintiff was examined as PW1 and the 5th plaintiff was examined as

PW2, the 3rd defendant was examined as DW1 and the chief affidavit of

6th defendant was filed as DW2 and the suit is posted for cross-

examination of DW2.

b. The suit filed by the 1st petitioner against the respondents 1 to 4

in O.S.No.259 of 2014 on the file of the Special Judge for trial of

Offences under SCs & STs (PoA) Act-Cum-X Additional District Judge,

Rajamahendravaram, was decreed on merits on 27.07.2018. The suit

filed by the 2nd petitioner in O.S.No.834 of 2014 on the file of the Senior

Civil Judge's Court, Ramachandrapuram, was decreed ex parte on

17.03.2015. The suit filed by the 3rd petitioner in O.S.No.749 of 2014 on

the file of the Senior Civil Judge's Court, Ramachandrapuram, was

decreed ex parte on 18.02.2014. The suit filed by the 4th petitioner in

BSB, J C.R.P.Nos.2898, 2980 & 2982 of 2023

O.S.No.187 of 2014 on the file of I Additional District & Sessions Judge,

Rajamahendravaram, was decreed on merits on 03.01.2017. The suit

filed by the 5th petitioner in O.S.No.612 of 2014 on the file of the Senior

Civil Judge's Court, Ramachandrapuram, was decreed on merits on

23.02.2017. The suit filed by the 6th petitioner in O.S.No.624 of 2014 on

the file of the Senior Civil Judge's Court, Ramachandrapuram, was

decreed ex parte on 11.03.2015. The certified copies of the decrees

passed in their favour were marked as exhibits A11 to A16 respectively.

C. No appeals were filed by respondents 1 to 4 against the decrees

& judgments passed in their favour in the suits filed by the plaintiffs

against the defendants and they have become final. However, in the

cross-examination of PW1, due to inadvertence, he stated that appeals

were filed by the respondents 1 to 4 against the decrees & judgments

passed in their suits. DW1, in his cross-examination, denied the

suggestion that respondents 1 to 4 did not prefer any appeals against

the decrees & judgments in the suits filed by the plaintiffs. In order to

substantiate their contention that the respondents 1 to 4 did not prefer

any appeals, the plaintiffs filed an application to receive the certified

copies of the suit register extracts relating to the above six (6) suits filed

by them. There are no laches much less willful laches on the part of the

plaintiffs in not filing this application earlier.

BSB, J C.R.P.Nos.2898, 2980 & 2982 of 2023

d. In the above facts and circumstances, the plaintiffs filed these

applications to reopen the suit, recall PW1 and to receive the

documents.

5. The respondents/defendants 1 to 5 filed counter denying the

petition averments and stating that the petitions are not maintainable

either in law or on facts. The plaintiffs admitted in their evidence that

the defendants filed appeals and that by the said admission itself, these

petitions are not maintainable and are liable to be dismissed.

6. The respondents 6 & 7 adopted the counter of respondents No.

1 to 5.

7. The learned Additional District Judge, by the common order,

impugned in these revisions, dismissed the applications holding that the

petitioners, in order to cover their laches crept in the cross-examination

of PW1, came up with the present applications which is not permissible

under law and that there are no merits in the petitions.

8. The aggrieved plaintiffs preferred these revisions.

9. The learned counsel for the plaintiffs contended that the

documents sought to be received in evidence are useful for effective

adjudication of the lis and to avoid multiplicity of proceedings.

BSB, J C.R.P.Nos.2898, 2980 & 2982 of 2023

10. Order VII Rule 14 CPC reads as under:

"14. Production of document on which plaintiff sues or relies (1) Where a plaintiff sues upon a document or relies upon document in his possession or power in support of his claim, he shall enter such documents in a list, and shall produce it in court when the plaint is presented by him and shall, at the same time deliver the document and a copy thereof, to be filed with the plaint.

(2) Where any such documents not in the possession or power of the plaintiff, he shall, wherever possible, state in whose possession or power it is.

(3) A document which ought to be produced in Court by the plaintiff when the plaint is presented, or to be entered in the list to be added or annexed to the plaint but is not produced or entered accordingly, shall not without the leave of the Court, be received in evidence on his behalf at the hearing of the suit.

(4) Nothing in this rule shall apply to document produced for the cross examination of the plaintiff's witnesses, or, handed over to a witness merely to refresh his memory."

11. As per sub-rule (3) of Rule 14 CPC, the document which ought to

be produced in Court by the plaintiff when the plaint is presented, or to

be entered in the list to be added or annexed to the plaint, but is not

produced or entered accordingly, shall not without the leave of the

Court, be received in evidence on his behalf at the hearing of the suit.

BSB, J C.R.P.Nos.2898, 2980 & 2982 of 2023

As per sub-rule (3), the Court may grant leave to receive those

documents in evidence, which were not filed along with the plaint or not

entered in the list of documents. It is settled in law that Rule 14 (3) CPC

saves the power of the Court to grant leave to produce such document

at a later stage. The Court has a wide discretion to allow production of

documents at a later stage having regard to the facts and

circumstances of each case.

12. The petitioners herein intend to file the certified copies of the suit

register extracts mentioned above in order to establish that there was

no appeal preferred as deposed in the oral evidence, either admitting or

denying filing of the appeal(s). However, merely basing on such

evidence, the trial Court dismissed the petition without noticing that the

authenticated suit register would duly prove the fact in dispute rather

than basing on inconsistent oral evidence of both parties. As such, it is

a fit case to allow the petition as the trial Court failed to exercise its

jurisdiction where it ought to.

13. Accordingly, the petitioners are permitted to file the certified

copies of the suit register extracts above mentioned. Consequently,

I.A.Nos.590 of 2023 and 591 of 2023 to reopen the suit and to recall

PW1 for the purpose of marking the aforesaid documents shall also be

allowed.

BSB, J C.R.P.Nos.2898, 2980 & 2982 of 2023

14. In the result, all these revision petitions are allowed setting aside

the common order, dated 30.10.2023, passed by the learned I

Additional District & Sessions Judge, Rajamahendravaram, in

I.A.Nos.590 of 2023, 591 of 2023 and 592 of 2023 in O.S.No.221 of

2015 and allowing the said applications.

There shall be no order as to costs.

Pending miscellaneous petitions, if any, shall stand closed.

__________________ B.S.BHANUMATHI, J 15.11.2024 RAR

 
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