Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Darapaneni Nanda Kishore vs State Of Andhra Pradesh
2024 Latest Caselaw 8327 AP

Citation : 2024 Latest Caselaw 8327 AP
Judgement Date : 12 September, 2024

Andhra Pradesh High Court - Amravati

Darapaneni Nanda Kishore vs State Of Andhra Pradesh on 12 September, 2024

Author: Ninala Jayasurya

Bench: Ninala Jayasurya

                                     1
                                                                        NJS, J
                                                      WPs_33791 & 33804_2015

APHC010405982023
                     IN THE HIGH COURT OF ANDHRA PRADESH
                                  AT AMARAVATI                        [3209]
                            (Special Original Jurisdiction)


              THURSDAY ,THE TWELTH DAY OF SEPTEMBER
                  TWO THOUSAND AND TWENTY FOUR

                                 PRESENT

          THE HONOURABLE SRI JUSTICE NINALA JAYASURYA

                 WRIT PETITION N
                               No: 33791 & 33804 of 2015

W.P.No.33791 of 2015

Between:

Darapaneni Nanda Kishore                                    ...PETITIONER
                                   AND

State of Andhra Pradesh,
Rep.by its Secretary,
Revenue Department & Others
                       Others.                       .......RESPONDENTS

...RESPONDENTS

Counsel for the Petitioner(S):

1. Mr.P.V.Vidya Sagar

Counsel for the Respondent(S):

G.P. for Revenue

2. G.P. for Assignment

The Court made the following Common Order:

The issue in these writ petitions is similar and hence the same are

disposed of by a common order.

2. The petitioners are aggrieved by the action of the respondent-

respondent

authorities in refusing to register the Sale Deeds presented by them on

NJS, J WPs_33791 & 33804_2015

23.12.2013 and numbered as P.No.337/2013 and P.No.335/2013 is illegal,

unjust and contrary to Section 6 of the A.P.Assigned Lands (Prohibition of

Transfers) Act, 1977.

3. As per the averments made in the affidavits, the petitioners' vendor

purchased an extent of Ac.5.63 cents in S.No.655/3 of Bandlapai Village in an

auction conducted by Punganur Cooperative Agricultural Development Bank,

Punganur. Originally, the said land was assigned in favour of one Chakala

Thimmanna, who borrowed a loan from the said bank by mortgaging the

above extent of land as security. He committed default in repaying the loan

and the bank obtained a decree against him, brought the assigned land for

sale in E.P.No.38/85-86. In the auction, the sale was confirmed in favour of

the petitioners' vendor and a Sale Certificate was issued to him on

31.03.1987. Out of the said extent of Ac.5.63 cents, an extent of Ac.0.70 cents

was sold under a Sale Deed dated 04.12.2013 in favour of the petitioner in

W.P.No.33804 of 2015 and the balance extent of Ac.4.93 cents was sold

under a separate Sale Deed dated 04.12.2013 in favour of the petitioner in

W.P.No.33791 of 2015. When the said Sale Deeds were presented for

registration on 23.12.2013, the 6th respondent numbered them as

P.Nos.335/2013 and 337/2013 and thereafter by a Separate Order dated

10.03.2015 refused to register the Sale Deeds on the premise that the said

land is assigned land, that in terms of Section 22-A of the Registration Act, it's

registration is prohibited. The petitioners preferred separate appeals against

NJS, J WPs_33791 & 33804_2015

the said Orders dated 10.03.2015 before the 5 th respondent, who in turn vide

separate orders dated 25.05.2015 dismissed the same.

4. Heard learned counsel for the petitioners and also the learned Assistant

Government Pleader representing the respondents.

5. The learned counsel for the petitioners inter alia contends that the

orders of the respondent authorities refusing to register the Sale Deeds in

respect of the subject matter lands are not sustainable in Law. He submits that

it is not in dispute that the lands in question were purchased by the petitioners'

vendor in a public auction conducted by a Cooperative Bank and the

petitioners' vendor had acquired a valid right and title in respect of the same.

He contends that once there is a sale of the land by way of an auction

conducted by a Cooperative Bank, the property ceased to be the property of

the State, lose its character as assigned land and the auction purchaser gets

valid title over the property. He submits that being the lawful owner of the

above extent of Ac.5.63 cents, the petitioners' vendor sold the same and the

respondent No.6 instead of registering the Sale Deed, erroneously passed an

order of rejection and without appreciating the correct legal position, much

less, the contentions raised by the petitioners, the 5th respondent confirmed

the order of the 6th respondent. Be that as it may. The learned counsel relying

on the judgment of a Division Bench of the erstwhile High Court of Andhra

Pradesh in Sub-Registrar, Srikalahasti, Chittoor District v. K.Guravaiah1

(2009) 2 ALD 250 (DB)

NJS, J WPs_33791 & 33804_2015

as also other decisions reported in N.Raja Reddy & Others v. Sub-Registrar,

Srikalahasthi, Chittoor District2, Order dated 11.08.2015 in W.P.No.12643 of

2011 and Order dated 06.04.2022 in W.P.No.6869 of 2022 contends that in

the light of the settled legal position, the orders passed by the respondents 5

and 6 are not sustainable in Law and seeks a direction to the 6 th respondent to

register the Sale Deeds in respect of the lands purchased by the petitioners.

6. Learned Assistant Government Pleader, on the other hand, made

submissions to impress upon this Court that the respondents 6 and 5 were

justified in refusing to register the subject matter land as the same was

prohibited in terms of Section 22-A of the Registration Act. He, however, had

not disputed the legal position as laid down by the Hon'ble Division Bench in

K.Guravaiah's case referred to supra.

7. This Court has considered the submissions made and perused the

material on record.

8. Before dealing with the issue on hand, it may be pertinent to mention

that the respondents have not filed counter-affidavits and thus there is no

rebuttal to the factual aspects set out in the affidavit. So far as the legal aspect

is concerned, the same is no longer 'res integra'.

9. In K.Guravaiah's case, the Hon'ble Division Bench held that "when the

original assignee mortgaged the land assigned to him in favour of a Bank or a

financial institution or cooperative society under A.P.Cooperative Societies

2007 (5) ALD 845

NJS, J WPs_33791 & 33804_2015

Act, 1964 and if the money is not paid, the consequences provided in the

Transfer of Property Act, 1982 would naturally follow; that it is permissible to

put the said land to public auction under the said Act and recover the land

dues to the financial institution by way of sale and such a sale is valid in law. It

is also held that as per Section 2(1) of the A.P.Assigned Lands (Prohibition of

Transfers) Act, 1977, mortgage in favour of a Bank or a cooperative Society

does not amount to alienation."

10. Following the said Division Bench decision, the learned Judge in

W.P.No.15607 of 2021 vide Order dated 04.08.2021 opined in categorical

terms that "when the property was sold in execution of decree by the Co-

operative Society or Bank, the property is exempted from the application of

provisions of Act IX of 1977 and the sale of assigned land by Registration of

Co-operative Societies is saved."

11. In fact, the view taken in K.Guravaiah's case was reiterated by another

Division Bench in Writ Appeal No.1920 of 2017 dated 18.12.2017.

12. The other decisions relied on by the learned counsel for the petitioners

is in tow with the legal position as laid down in K.Guravaiah's case.

Therefore the contentions advanced by the learned counsel for the petitioner

merits acceptance.

13. In such view of the matter, the orders passed by the respondent No.6

as confirmed by the respondent No.5 refusing to register the Sale Deeds in

respect of the subject matter lands are not sustainable.

NJS, J WPs_33791 & 33804_2015

14. Accordingly, the writ petitions are allowed with a direction to the 6th

respondent to register the Sale Deeds in respect of the subject matter lands, if

the same or otherwise in compliance with the provisions of the Registration

Act and the Stamps Act. There shall be no order as to costs. As a sequel, all

pending applications shall stand closed.

__________________________ JUSTICE NINALA JAYASURYA Dated 12.09.2024 BLV

NJS, J WPs_33791 & 33804_2015

THE HON'BLE SRI JUSTICE NINALA JAYASURYA

WRIT PETITION Nos: 33791 & 33804 of 2015

Date: 12.09.2024

BLV

 
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