Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Varalakshmamma vs State Of Gujarat And
2024 Latest Caselaw 10431 AP

Citation : 2024 Latest Caselaw 10431 AP
Judgement Date : 19 November, 2024

Andhra Pradesh High Court - Amravati

Varalakshmamma vs State Of Gujarat And on 19 November, 2024

APHC010084752024
                     IN THE HIGH COURT OF ANDHRA PRADESH
                                   AT AMARAVATI                  [3328]
                            (Special Original Jurisdiction)
                   TUESDAY ,THE NINETEENTH DAY OF NOVEMBER
                       TWO THOUSAND AND TWENTY FOUR
                                   PRESENT

   THE HONOURABLE SRI JUSTICE GANNAMANENI RAMAKRISHNA
                         PRASAD

                        WRIT PETITION NO: 4949/2024

Between:

  1. VARALAKSHMAMMA, W/O. LATE SRI NARASIMHAPPA                  AGED
     ABOUT 72 YEARS, OCC. AGRICULTURE,

  2. SMT. BHUDEVAMMA,, W/O. LATE SRI NAGIREDDY, AGED ABOUT
     60 YEARS, OCC. AGRICULTURE,

  3. SMT. VARADAMMA,, W/O. LATE YERRAGUNTAPPA, AGED ABOUT
     58 YEARS, OCC. AGRICULTURE       ALL ARE RESIDENTS OF
     VIRUPASAMUDRARN VILLAGE,         H/O. VALASA VILLAGE,
     AMARAPURAM (M), SATYA SAI DISTRICT.

                                                       ...PETITIONER(S)

                                    AND

  1. THE STATE OF ANDHRA PRADESH, REP. BY ITS PRINCIPAL
     SECRETARY, REVENUE DEPT., SECRETARIAT, VELAGAPUDI,
     AMARAVATHI.

  2. THE DISTRICT COLLECTOR, SATYASAI DISTRICT, PUTTAPARTI.

  3. THE JOINT COLLECTOR, SATYASAI DISTRICT, PUTTAPARTI.

  4. THE REVENUE DIVISIONAL OFFICER, PENUKONDA, SATYASAI
     DISTRICT.

  5. THE TAHSILDAR, AMARAPURAM MANDAL, SATYA SAI DISTRICT.

  6. NAGENDRAPPA, , S/O. YERRAGUNTAPPA, AGED 65 YEARS, OCC.
     AGRICULTURE, R/O. VIRUPASAMUDRARN VILLAGE, H/O. VALASA
     VILLAGE, AMARAPURAM MANDAL, SATYA SAI DISTRICT.
                                             2
                                                                                   GRKP,J
                                                                      W.P.No.4949 of 2024

     7. ADIMURTHY, S/O. YERRAGUNTAPPA, AGED 60 YEARS, OCC.
        AGRICULTURE, R/O. VIRUPASAMUDRARN VILLAGE, H/O. VALASA
        VILLAGE, AMARAPURAM MANDAL, SATYA SAI DISTRICT.

                                                                ...RESPONDENT(S):



Counsel for the Petitioner(S):

     1. M CHINNAPA REDDY

Counsel for the Respondent(S):

     1. M KARIBASAIAH

     2. GP FOR REVENUE (AP)

The Court made the following:

ORDER:

Heard Sri V.V.N.Narayana Rao, Learned Counsel appearing on behalf

of Sri M. Chinnapa Reddy, Learned Counsel for the Writ Petitioners, Sri K.

Arjun Chowdary, Learned Assistant Government Pleader for Revenue

appearing for the Respondent Nos. 1 to 5 and Sri M.Karibasaiah, Learned

Counsel appearing for the Unofficial Respondent Nos. 6 and 7.

2. The present Writ Petition has been filed seeking the following prayer:

" It is prayed that this Hon‟ble Court may be pleased to issue any writ, order or direction preferably a writ in a nature of mandamus declaring the order in proceedings of the 3rd respondent vide proceedings in Rc.No.1647/2020/D4 dated 24.12.2022 passed by the 3 rd respondent in so far as directing the Tahsildar to keep the subject land in dispute register as illegal, arbitrary and violative of Articles 14, 21 and 300-A of the Constitution of India apart from the same is with jurisdiction and the same is liable to be set-aside by this Hon‟ble Court and consequently direct the respondent No.4 and 5 to restore the names of the petitioners in revenue records i.e., 1B and Adangal in respect of the lands in Sy.No.439 an extent of Ac.13.12 cents, Sy.No.21-1, 2, 3B, 1B extent of Ac. 8.00 cents Sy.No.8-5-A2 an extent of Ac.0.43 cents, Sy.No.8-1 an extent of Ac.2.75 cents, Sy.No.20-1B an extent of Ac.0.43 cents,

GRKP,J

Sy.No.20-26 an extent of Ac.0.41 cents, Sy.No.124-1 an extent of Ac.0.18 cents, Sy.No.125-8 an extent of Ac.0.17 cents and Sy.No.125- 3-B an extent of Ac.0.74 cents i.e., total extent of Ac.26.55 cents situated in Valasa Village, Amarapuram Mandal, Satya Sai District and to pass such other order or orders as this Hon‟ble Court may deem fit and proper in the facts and circumstances of the case."

3. Sri V.V.N.Narayana Rao, Learned Counsel briefed by Sri M.Chinnapa

Reddy, Learned Counsel for the Writ Petitioners, has submitted that the

issues which arise in the present case are two fold: (i) that the Joint Collector

does not have the jurisdiction to entertain and pass the impugned Order under

Section 9 of the Rights in Land and Pattadar Pass Books Act, 1971

(hereinafter referred as „the Act‟); and, (ii) that the impugned Order passed by

the Joint Collector dated 24.12.2022 bearing Rc.No.1647/2020/D4 has

prejudiced the Writ Petitioner in as much as the Writ Petitioner has been

prevented from availing crop loans.

4. From the Record, the genesis of the case appears to be that there is a

Partition Suit subsisting between the Writ Petitioners and the unofficial

respondents herein. Although no details have been furnished by the Writ

Petitioners in respect of the Suit bearing O.S.No.39 of 2013 on the file of

Senior Civil Judge, Hindupur, in the impugned Order, at para-3 under head

"Brief History of the case", the Joint Collector has referred to the pendency of

the above Suit. The Writ Petitioners have stated in the Affidavit filed in support

of the Writ Petition that the Suit is pending and that in view of the Impugned

Order where the Joint Collector has directed the Revenue Authorities to place

the subject land in Dispute Register, the Writ Petitioners are unable to renew

GRKP,J

their Crop loans within the stipulated time. In Para-9 and 10 of the Affidavit

filed in support of the Writ Petition, it has been clearly stated that the

Petitioners are unable to renew their Crop loans till the finalization of the

Partition Suit bearing O.S.No.39 of 2013 and that the same has been pending

adjudication for the last eleven (11) years. It is also submitted that the

Petitioners have obtained the Crop loans earlier by mortgaging the subject

lands with Canara Bank, Valasa, Satya Sai District and that for the current

renewal, the Banker is insisting the Writ Petitioners to furnish the latest 1-B so

as to enable the Bankers to renew the Crop Loan within the stipulated time

and also to avail benefits i.e., Crop Insurance and other benefits issued by the

Government from time to time.

5. The instant lis between the Parties is to the effect that some of the Suit

subject lands are recorded in the Revenue Records in the name of the Writ

Petitioners herein and that the Writ Petitioners have obtained Pattadar Pass

Books and Title Deeds relating to their respective shares. The Unofficial

Respondents herein (Plaintiffs in the Suit) have approached the Revenue

Divisional Officer by filing an Appeal bearing Rc.No.1908/2019/B seeking

cancellation of the Pattadar Pass Books and Title Deeds which were issued to

the Petitioners in pursuance of the proceedings of the Tahsildar. The Sub-

Collector, having considered the fact that a Suit for Partition is pending

between the Parties, had rejected the Appeal with an observation that the

Parties may approach the Competent Authority for necessary mutation based

on the final outcome in the Suit vide Order passed by the Sub-Collector dated

GRKP,J

27.12.2019 (Ex.P3). Having been aggrieved by this Order passed by the Sub-

Collector dated 27.12.2019, the Unofficial Respondents herein have filed

Revision Petition under Section 9 of the Act of 1971 bearing

Rc.No.1647/2020/D4. The Joint Collector, having considered the observations

made by the Sub-Collector in the Impugned Order therein dated 27.12.2019,

was pleased to uphold the observations/directions rendered by the Sub-

Collector and had further directed the Tahsildar, Amarapuram to keep the

subject lands in the „Dispute Register‟ against O.S.No.39 of 2013 till the

disposal of the Civil Suit. It is further observed that action shall be taken based

on the Civil Court Orders. The Operative portion of the Order is usefully

extracted hereunder:

" ORDER:

1. The orders passed by the Sub-Collector, Penukonda Rc.No.1908/2019/B, dt: 30.12.2019 are hereby upheld.

2. The Tahsildar, Amarapuram is hereby directed to keep the subject lands in dispute register against O.S.No.39/2013 till the disposal of the civil suit and action shall be taken based on the civil court orders.

Accordingly, the revision petition is disposed off."

6. Although, the Writ Petitioners are satisfied with the findings rendered by

the Sub-Collector dated 27.12.2019/30.12.2019 (Ex.P3) and the Proceedings

of the Joint Collector dated 24.12.2022 (Ex.P2), they were compelled to

approach this Court having been aggrieved by the 2 nd direction of the Joint

Collector (in the Impugned Order): directing the Tahsildar to keep the subject

lands in the Dispute Register against O.S.No.39 of 2013 till the disposal of the

GRKP,J

Civil Suit and that the action shall be taken based on the Civil Court Orders.

The Writ Petitioners are aggrieved by this observation, because, as stated in

Para Nos. 9 and 10 of the Affidavit filed in support of the Writ Petition, that

Writ Petitioners are unable to renew the Crop loans since the subject lands

are noted in the „Dispute Register‟. Learned Counsel for the Petitioners would

submit that the Writ Petitioners have been availing Crop loans till now

because their names were mutated in the Revenue Records as well as

Petitioners were in possession of the Pattadar Pass Books and the Title

Deeds.

7. Learned Counsel for the Petitioners has assailed the second direction

given by the Joint Collector by contending that it is beyond the jurisdiction of

the Joint Collector but have issued such a direction to the Tahsildar to place

the subject lands in the Dispute Register till the final decision in the Partition

Suit on the ground that Section 9 of the Act, provision for Revision, does not

empower the Joint Collector to issue such directions in the Non-Revisional

jurisdiction. Section 9 of the Act of 1971 is usefully extracted hereunder:

" 9. Revision:- The Collector may either suo motu or on an application made to him, call for and examine the record of any Recording Authority, Mandal Revenue Officer or Revenue Divisional Officer under Sections, 3, 5, 5A or 5B, in respect of any record of rights prepared or maintained to satisfy himself as to the regularity, correctness, legality or propriety of any decision taken, order passed or proceedings made in respect thereof and if it appears to the Collector that any such decision, order or proceedings should be modified, annulled or reversed or remitted for reconsideration, he may pass orders accordingly:

Provided that no such order adversely affecting any person shall be passed under the Section unless he had an opportunity of making a representation."

GRKP,J

8. Learned Counsel for the Petitioners has placed reliance on the following

Judgments of the Hon‟ble Apex Court on the proposition that when a power is

conferred on an Authority, the said Authority shall either exercise the power in

the manner as provided by law or does not exercise such power at all:

(1) In Deepak Babaria and Another Vs. State of Gujarat and

Others: 2014 3 (SCC) 5021, Para No.61 of the Judgment is usefully

extracted hereunder:

"61. It is well settled that where the statute provides for a thing to be done in a particular manner, then it has to be done in that manner and in no other manner. This proposition of law laid down in Taylor v. Taylor21 was first d adopted by the Judicial Committee in Nazir Ahmad v. King Emperor22 and then followed by a Bench of three Judges of this Court in Rao Shiv Bahadur Singh v. State of Vindhya Pradesh 23. This proposition was further explained in para 8 of State of U.P. v. Singhara Singh24 by a Bench of three Judges in the following words: (AIR p. 361)

"8. The rule adopted in Taylor v. Taylor21 is well recognised and is founded on sound principle. Its result is that if a statute has conferred a power to do an act and has laid down the method in which that power has to be exercised, it necessarily prohibits the doing of the act in any other manner than that which has been prescribed. The principle behind the rule is that if this were not so, the statutory provision might as well not f have been enacted."

This proposition has been later on reiterated in Chandra Kishore Jha v. Mahavir Prasad25, Dhanajaya Reddy v. State of Karnataka26 and Gujarat Urja Vikas Nigam Ltd. v. Essar Power Ltd.27." (2) In T.Ravi and another Vs. B. Chinna Narasimha and others:

2017 7 SCC 3422, Para No.33 of the Judgment is usefully extracted

hereunder:

2014 3 (SCC) 502

2017 7 SCC 342

GRKP,J

"33. It was submitted on behalf of the appellants that the sale was subject to the doctrine of lis pendens under Section 52 of the TP Act. It was further submitted that the said provision is clear and unambiguous and the statutory explanation to the provision makes it clear that the pendency of the suit or proceeding shall be deemed to commence from the date of presentation of the plaint or the institution of the proceeding in the court of competent jurisdiction, and to continue until the suit or proceeding has been disposed of by a decree or an order and complete satisfaction of order or discharge of such order or decree has been obtained or has become unobtainable by reason of the expiration of any period of limitation prescribed for the execution thereof. Thus, the transfer if any made in contravention of Section 52 renders it subservient to the rights of the parties in litigation so that the rights would eventually be determined in a suit. Thomson Press (India) Ltd. v.

Nanak Builders and Investors (P) Ltd.19 has been relied on in which this Court has laid down thus: (SCC pp. 415-16. paras 26-29)

"26. It would also be worth discussing some of the relevant laws in order to appreciate the case on hand. Section 52 of the Transfer of Property d Act speaks about the doctrine of lis pendens. Section 52 reads as under:

52. Transfer of property pending suit relating thereto.-

During the pendency in any court having authority within the limits of India excluding the State of Jammu and Kashmir or established beyond such limits by the Central Government of any suit or proceeding which is not collusive and in which any right to immovable property is directly and specifically in e question, the property cannot be transferred or otherwise dealt with by any party to the suit or proceeding so as to affect the rights of any other party thereto under the decree or order which may be made therein, except under the authority of the court and on such terms as it may impose.

Explanation: For the purposes of this section, the pendency of a suit or proceeding shall be deemed to commence from the date of the presentation of the plaint or the institution of the proceeding in a court of competent jurisdiction, and to continue until the suit or proceeding has been disposed of by a final decree or order and complete satisfaction or discharge of such decree or order has been obtained, or has become unobtainable by reason of the expiration of any period of limitation prescribed for the execution thereof by any law for the time being in force."

It is well settled that the doctrine of lis pendens is a doctrine based on the ground that it is necessary for the administration of

GRKP,J

justice that the decision of a court in a suit should be binding not only on the litigating parties but on those who derive title pendente lite. The provision of this section does not indeed annul the conveyance or the transfer otherwise, but to render it subservient to the rights of the parties to a litigation.

27. Discussing the principles of lis pendens, the Privy Council in Gouri Dutt Maharaj v. Sk. Sukur Mohammed20 observed as under: (SCC OnLine PC: IA p. 170)

"... The broad purpose of Section 52 is to maintain the status quo unaffected by the act of any party to the litigation pending its determination. The applicability of the section cannot depend on matters of proof or the strength or weakness of the case on one side or the other in bona fide proceedings. To apply any such test is to misconceive the object of the enactment and, in the view of the Board, the learned Subordinate Judge was in error in this respect in laying stress, as he did, on the fact that the agreement of 8- 6-1932, had not been registered.'

28. In Kedar Nath Lal v. Ganesh Ram²¹ this Court referred the earlier decision in Samarendra Nath Sinha v. Krishna Kumar Nag22 and observed: (Kedar Nath Lal case21, SCC p. 792, para

17) "17.... "16..... The purchaser pendente lite under this doctrine is bound by the result of the litigation on the principle that since the result must bind the party to it so must it bind the person deriving his right, title and interest from or through him. This principle is well illustrated in Radhamadhub Holder v. Monohur Mookerji23 where the facts were almost similar to those in the instant case. It is true that Section 52 strictly speaking does not apply to involuntary alienations such as court sales but it is well established that the principle of lis pendens applies to such alienations. (See Nilakant Banerji v. Suresh Chunder Mullick24 and Moti Lal v. Karrab-ul-Din25.)" (Samarendra Nath case22, AIR p. 1445, para 16)'

29. The aforesaid Section 52 of the Transfer of Property Act again came up for consideration before this Court in Rajender Singh v. Santa Singh26 and their Lordships with approval of the principles laid down in Jayaram Mudaliar v. Ayyaswami27 reiterated: (Rajender Singh case26, SCC p. 711. para 15)

"15. The doctrine of lis pendens was intended to strike at

GRKP,J

attempts by parties to a litigation to circumvent the jurisdiction of a court, in which a dispute on rights or interests in immovable property is pending by private dealings which may remove the subject-matter of litigation from the ambit of the court's power to decide a pending dispute or frustrate its decree. Alienees acquiring any immovable property during a litigation over it are held to be bound, by an application of the doctrine, by the decree passed in the suit even though they may not have been impleaded in it. The whole object of the doctrine of lis pendens is to subject parties to the litigation as well as others, who seek to acquire rights in immovable property, which are the subject-matter of a litigation, to the power and jurisdiction of the court so as to prevent the object of a pending action from being defeated." "

9. It is an admitted fact that the subject lands are part of the Suit Schedule

Property and that there is a lis for Partition subsisting between the Writ

Petitioners and the Unofficial Respondents herein. Notwithstanding the fact

that the names of the Writ Petitioners are recorded in the Revenue records

and that the Writ Petitioners have obtained the Pattadar Pass Books, finally

the ownership shall be determined by the Civil Court in the Partition Suit and

that at this stage, it is beyond anyone‟s comprehension as to how a

Preliminary Decree and Final Decree would be passed by the Competent Civil

Court. It may be a fact that the Writ Petitioners have been availing crop loans

and also have been renewing the crop loans from year to year till now. But the

fact remains that the Writ Petitioners were availing such facilities by

mortgaging the subject land with the Canara Bank (as stated in the Para-10 of

the Affidavit filed in support of the Writ Petition).

10. On perusal of the Provision, this Court is of the opinion that the

Collector or the Joint Collector acting on behalf of the Collector, as in the

GRKP,J

present case, has power to modify or annul or reverse or remit the matter for

reconsideration after satisfying himself with regard to the facts of the case

before him.

11. Having considered the above Provision, this Court is of the opinion that

the Judgments cited by the Learned Counsel for the Petitioners would not

apply to the facts of the present case in as much as the Joint Collector has

acted within the powers conferred on him under Section 9 of the Act of 1971.

In so far as the sudden inconvenience caused to the Writ Petitioners on

amount of second direction in the Impugned Order, this Court, having noticed,

the averments made by the Writ Petitioners in Para No.10 of the Affidavit filed

in support of the Writ Petition, wherein it has been categorically stated that the

Writ Petitioners were mortgaging the subject lands for availing crop loans as

well as for renewal of crop loans and for the other benefits, this Court is of the

opinion that the second direction issued by the Joint Collector in the Impugned

Order was very much necessary for safeguarding the interests and rights of all

the parties. This is because it would only ensure that the subject land shall not

be put in any kind of „peril‟ not only by the Writ Petitioners but also by the

Unofficial Respondents. The effect of placing the property/land in the „Dispute

Register‟ by indicating the reason of the pendency of the Partition Suit, as in

this case, it is to protect the interest of the rival parties and to ensure that the

rightful owner would have the right to approach the Authorities basing on the

finality in the Civil Court Orders.

GRKP,J

12. In this view of the matter, this Court is of the opinion that there is no

infirmity in the Impugned Order. The Joint Collector has rightly directed the

Tahsildar to keep the subject lands in the Dispute Register till the disposal of

O.S.No. 39 of 2013 pending on the file of Senior Civil Judge, Hindupur.

Accordingly, the Writ Petition is devoid of any merit.

13. Accordingly, this Writ petition is dismissed. No order as to costs.

Interlocutory Applications, if any, stand closed in terms of this order.

_________________________________ GANNAMANENIRAMAKRISHNA PRASAD, J

Dt:19.11.2024 UPS

 
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