Citation : 2025 Latest Caselaw 7201 Ori
Judgement Date : 26 August, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
S.A. No.190 of 1992
(In the matter of an appeal under Section 100 of the
Code of Civil Procedure, 1908)
Krushna Chandra Patro and .... Appellants
others
-versus-
Varanasi Ananta Rao (dead) .... Respondents
and others
Appeared in this case:-
For Appellants : Mr. G. Kar, Advocate
For Respondents : Mr. S.S. Rao, Sr. Advocate
assisted by Mr. B.K.
Mohanty, Advocate
CORAM:
JUSTICE A.C. BEHERA
JUDGMENT
Date of hearing: 29.07.2025 / date of judgment: 26.08.2025
A.C. Behera, J. This 2nd appeal has been preferred against the
reversing judgment.
2. The appellants in this 2nd appeal were the defendants
before the trial court in the suit vide T.S. No.01 of 1986 and respondents before the 1st appellate court in the 1st appeal
vide T.A. No.01 of 1989.
3. The respondent in this 2nd appeal was the plaintiff
before the trial court in the suit vide T.S. No.01 of 1986 and
appellant before the 1st appellate court in the 1st appeal
vide T.A. No.01 of 1989.
4. The suit of the respondent in this 2nd appeal against
the defendants(appellants in this 2nd appeal) vide T.S.
No.01 of 1986 was a suit for declaration of right, title,
interest, for recovery of possession and for removal of
constructions.
The suit land is situated inside a Basti under
Government Khata No.71, Plot No.370 at Medri Sahi,
Bissamcuttack described in the schedule of the plaint.
5. As per the case of the plaintiff, he purchased the suit
land from one Appi Sahu for a consideration of Rs.1000/-
through registered sale deed dated 05.02.1969 and on the
basis of the said sale deed, he(plaintiff) got his right, title,
interest and possession over the suit land. After purchasing
the suit land from Appi Sahu, he (plaintiff) raised pucca
foundation on the same up to ground level, but, due to his
some family trouble, he could not raise further
constructions on the same, but, the defendants
unauthorizedly started construction works on the
foundations raised by the plaintiff on the suit land. When,
the plaintiff got information about the same, he(plaintiff)
went to the spot and protested against the raising of such
illegal constructions on his foundations on the suit land, to
which, the defendants did not pay any heed, but,
they(defendants) proceeded with the construction works.
For which, the plaintiff filed the suit vide T.S. No.01 of 1986
against the defendants praying for declaration of his right,
title and interest over the suit land and to recover the
possession of the same from the defendants directing the
defendants to remove their illegal constructions from the
suit land.
6. Having been noticed from the trial court in the suit
vide T.S. No.01 of 1986, the defendants contested the suit
of the plaintiff filing their joint written statement denying
the averments made by the plaintiff in his plaint taking
their pleas/stands specifically that, the defendant no.2 has
purchased Ac.0.22 cents of land from Penta Suna and
Penta Mandia on 12.06.1960 through registered sale deed
No.278/60 adjacent to Medri Sahi of Bissamcuttack and
since then, he(defendant no.2) has been possessing his said
purchased land as the owner thereof. The defendant no.1
had three cents of land to the Eastern side of the purchased
land of the defendant no.2. The defendant no.2 purchased
the land of the defendant no.1 on dated 10.10.1984
through registered Sale Deed No.495/84 and raised
constructions on the same. They(defendants) have not
raised any foundation upon any foundation raised by the
plaintiff. The specific case of the defendants that, the suit
Plot No.370 is situated in Medri Street and to the East of
Medri Street Plot Nos.371/1 and 371/2 are situated. The
said Plot Nos.371/1 and 371/2 have been recorded in the
name of the defendant no.2 and there is no goli rasta
leading to Medri Street from the main road in the revenue
map. For which, the plaintiff is not entitled for any relief in
the suit including the relief, i.e., declaration of his right,
title and interest over the suit land. Therefore, the suit of
the plaintiff is liable to be dismissed.
7. Basing upon the aforesaid pleadings and matters in
controversies between the parties, altogether nine numbers
of issues were framed by the learned trial court in the suit
vide T.S. No.01 of 1986 and the said issues are:-
I S S U ES
(i) Whether the plaintiff has purchased the suit land from one Appi Sahu?
(ii) Whether the plaintiff was in possession over the suit land?
(iii) Whether the plaintiff has raised foundation over the suit land?
(iv) Whether the defendants have constructed house over the suit site?
(v) Whether the defendants have constructed house over the Plot Nos.371/1 and 371/2?
(vi) Whether the suit site and plot nos.371/1 and 371/2 are different?
(vii) Whether the suit is barred by limitation?
(viii) Whether there is any cause of action?
(ix) To what relief, if any, the plaintiff is entitled for?
8. In order to substantiate the aforesaid relief(s) sought
for by the plaintiff against the defendants in his plaint, the
plaintiff examined three numbers of witnesses from his side
including him as P.W.2 and relied upon the documents vide
Exts.1 to 6.
On the contrary, in order to defeat/nullify the suit of
the plaintiff, the defendants examined six numbers of
witnesses on their behalf including the defendant no.1 as
D.W.6 and exhibited several of documents from their side
vide Exts.A to F.
9. After conclusion of hearing and on perusal of the
materials, evidence and documents available in the record,
the learned trial court answered all the issues against the
plaintiff except issue no.7 as the said issue no.7 was not
pressed by the parties and basing upon the findings and
observations made by the trial court in all the issues except
issue no.7 against the plaintiff, the learned trial court
dismissed the suit of the plaintiff vide T.S. No.01 of 1986 on
contest against the defendants as per its judgment and
decree dated 07.01.1989 and dated 11.01.1989 respectively
assigning the reasons that,
"the suit land is a Government land. The plaintiff has
got no title purchasing the same from Appi Sahu, as Appi
Sahu had no title over the suit land and the plaintiff has not
been able to establish his possession over the suit land. The
plaintiff has also not been able to establish raising of any
foundation/construction on suit land. The suit land vide Plot
No.370 under Khata No.71 of Bissamcuttack mouza stands
recorded under Rakshita Anabadi Khata in the name of the
Government. Plot No.370 and 371/1 and 371/2 are different
and separate plots. As the plaintiff failed to establish his
right, title, interest and possession over the suit land, he
(plaintiff) is not entitled to get any relief in the suit."
10. On being dissatisfied with the aforesaid judgment and
decree of the dismissal of the suit of the plaintiff vide T.S.
No.01 of 1986 passed by the learned trial court, he(plaintiff)
challenged the same preferring the 1st appeal vide T.A.
No.01 of 1989 being the appellant against the defendants
arraying them(defendants) as respondents.
11. After hearing from both the sides, the learned 1st
appellate court allowed that 1st appeal vide T.A. No.1 of
1989 filed by the plaintiff against the defendants and set
aside the judgment and decree dated 07.01.1989 and
11.01.1989 respectively passed in T.S. No.01 of 1986 by
the learned trial court and declared the possessory title of
the plaintiff over the suit land entitling him(plaintiff) to
recover the possession of the suit land from the defendants
as per its judgment and decree dated 30.06.1992 and
08.07.1992 respectively passed in T.A. No.01 of 1989
assigning the reasons that,
"even though, the plaintiff has not been able to prove
his title over the suit land, as the suit land is a Government
land, but, he(plaintiff) has been able to establish his
possessory title over the suit land on the basis of the report
of the Commissioner vide Ext.5, even if, Commissioner has
not been examined during trial of the suit, but, it is
established from his report vide Ext.5 that, the defendants
have raised constructions on the suit land, knowing that, the
suit land was under the possession of the plaintiff. For
which, the possessory title of the plaintiff over the suit land
is declared and he(plaintiff) is entitled to recover the
possession of the suit land from the defendants."
12. On being aggrieved with the aforesaid judgment and
decree dated 30.06.1992 and 08.07.1992 respectively
passed by the learned 1st appellate court in T.A. No.01 of
1989 reversing the judgment and decree of the dismissal of
the suit vide T.S. No.01 of 1986 of the plaintiff passed by
the learned trial court, they(defendants) challenged the
same preferring this 2nd appeal vide S.A. No.190 of 1992
being the appellants against the plaintiff arraying
him(plaintiff) as respondent.
When, during the pendency of this 2nd appeal, both
the defendants(appellants) expired, then their legal heirs
have been substituted in their places as appellants.
Likewise, when during the pendency of this 2nd
appeal, the plaintiff(respondent) expired, then, his legal
heirs have been substituted in his place as respondents.
13. This 2nd appeal was admitted on formulation of the
following substantial question of law, i.e., :-
Whether, the judgment and decree passed by the learned 1st appellate court, reversing the findings and observations made by the learned trial court without considering the oral evidence concerning the possession of the suit land is sustainable under law?
14. I have already heard from the learned counsel for the
appellants/defendants and the learned counsel for the
respondent/plaintiff.
15. In the plaint of the plaintiff, he(plaintiff) has prayed for
declaration of his right, title and interest over the suit land
along with recovery of possession and removal of
constructions against the defendants.
It is the own case of the plaintiff that, the suit land is a Government land. The same has been recorded under Rakshita Anabadi khata in the name of the Government. The plaintiff has not impleaded(arrayed) the Government(who is undisputed owner of the suit land), as a party in the suit.
When, the plaintiff has prayed for declaration of his
right, title and interest over the Government land(which is
the suit land), then, as per law, the State(Government) is a
necessary party to the suit concerning the prayer of the
plaintiff, i.e., declaration of his right, title and interest over
the suit land.
16. On this aspect, the propositions of law has already
been clarified in the ratio of the following decisions, i.e.,:-
(i) In a case between Kalyan Kumar Bera vrs.
Millan Kumar Khuntia and others : reported in 2023(1) CCC-93(Kolkata) that, whether a person is necessary party, is a question of fact, depending upon relief claim in suit. But, once it is established that, the person is a necessary party to the suit, it becomes a question of law and the same can be raised for the first time in an appeal.
Non-joinder of a necessary party is a ground to dismiss a suit.
(ii) In a case between Raj Chandra Bhowmick vrs. K. Habibulla and others : reported in AIR 1930 Calcutta-693(D.B.)--Absence of necessary party is a good cause to refuse declaration.
(iii) In a case between Ch.Puspa Machilipatnam Krisna and others vrs. Medical SPNTD Machilipatnam Krishna : reported in 2025(3) Civil Court Cases-228(Andhra Pradesh)(Para-14) that, when the State is owner of the suit property, then, in a suit for declaration and permanent injunction, State is a necessary party represented by District Collector. In
absence of the State, the suit is bad for non-joinder of necessary party.
(iv) In a case between District Collector, Srikakulam and others vrs. Bhagathi Krishana Rao and others : reported in 2010(2) CLR(S.C.)-98-- In a suit for declaration of title over forest land, the State Government has not been impleaded as a party. Suit is not maintainable for non-joinder of necessary party, i.e., State.
(v) In a case between Subal Chandra Jena and others vrs. Gopal Mohapara and others : reported in 2018(1) CLR-225--Suit for recovery of possession and permanent injunction over Government land-- State is not impleaded--Suit is misconceived.
(vi) In a case between Ashim Ranjan Das(D) By Lrs. vrs. Shibu Bodhak and others : reported in 2018(2) CCC(S.C.)-2--In a suit for declaration of title, such suit is bad for non-joinder of necessary party without impleading the party, in whose name Patta has been prepared.
(vii) Ch. Surat Singh(dead) and others vrs. Manohar Lal and others : reported in AIR 1971(S.C.)-240 that, property of a person cannot be dealt with behind his back in a suit for declaration.
17. Here, in this 2nd appeal at hand, when it is the own
case of the plaintiff that, the suit land is a Government
land, then at this juncture, in view of the principles of law
enunciated in the ratio of the aforesaid decisions, the State
was the necessary party in the suit vide T.S. No.01 of 1986
filed by the plaintiff in respect of his relief, i.e., the
declaration of his right, title and interest over the suit land.
For which, the suit of the plaintiff should have been
dismissed by the learned 1st appellate court confirming the
judgment and decree of the dismissal of the same passed
by the learned trial court on the ground that, the suit of the
plaintiff is bad for non-joinder of the necessary party(State),
but, the leaned 1st appellate court has not done so. For
which, the impugned judgment and decree passed by the
learned 1st appellate court cannot be sustainable under
law.
18. So far as the declaration of possessory title of the
plaintiff over the suit land by the learned 1st appellate court
in absence of the undisputed owner of the suit land, i.e.,
State is concerned.
It is the settled propositions of law that, mere
possession does not ripen to possessory title until the
possessor holds the property adverse to the title of the true
owner for the said purpose.
19. On this aspect, propositions of law has already been
clarified in the ratio of the following decisions :-
(i) In a case between Kasinath Panda, after him Manorama Patra and another vrs. Silla Satyabadi Patra, after him Silla Sundari Patra and others :
reported in 106(2008) CLT-663 (Para-15)--Possession simplicitor without proof of hostile animus does not mature to possessory title.
(ii) In a case between Chatti Kanti Rao and others vrs. Palle Venkat Suba Rao : reported in 2010(4) Civil Law Times-428(S.C.)(Para-15) and reported in 2011(1) OJR(S.C.)-60--Mere possession does not ripen into the possessory title, until the possessor holds property adverse to the title of the true owner for the said purpose,
(iii) In a case between Annakili vrs. A. Vedanayagam and others : reported in (2007) 14 SCC-308 that, mere possession of the land would not ripen into a possessory title for the said purpose. The possessor must have animus possidendi and to hold the land adverse to the title of the true owner.
Moreover, he must continue in that capacity for the period prescribed under the limitation Act.(Para-24)
20. When, as per law, the possessory title of a party in
respect of the property can only be declared against the
true owner of the land and when the plaintiff has not
arrayed the true owner of the suit land, i.e., State as a
party in the suit and when in the plaint of the plaintiff, he
has not stated that, he has been possessing the suit land
having hostile animus with the true owner, i.e., State, then
at this juncture by applying the principles of law
enunciated in the ratio of the aforesaid decisions to this
suit/appeal at hand, it is held that, the possessory title of
the plaintiff over the suit land declared by the learned 1 st
appellate court in T.A. No.01 of 1989 cannot be sustainable
under law.
21. That apart, the evidence adduced by the parties are
not establishing possession of the plaintiff over the suit
land. For which, the findings made by the learned 1st
appellate court about the possession of the plaintiff over
the suit land on the basis of the report of the Commissioner
vide Ext.5 without the examination of the said
Commissioner as a witness during the trial of the suit is
not acceptable under law. Because, as per law, the so-
called report of the Commissioner vide Ext.5 in respect of
the possession of the parties over the suit land is hearsay
in nature.
Therefore, the findings and observations made by the
learned 1st appellate court concerning the possession of the
suit land in favour of the plaintiff disregarding the findings
of the learned trial court cannot be sustainable under law.
22. When, as per the discussions and observations made
above, the findings and observations made by the learned
1st appellate court are not legally sustainable under law,
then at this juncture, there is justification under law for
making interference with the judgment and decree passed
by the learned 1st appellate court in T.A. No.01 of 1989
through this 2nd appeal filed by the defendants(appellants).
23. Therefore, there is merit in this 2nd appeal filed by the
defendants(appellants). The same must succeed.
24. In result, this 2nd appeal filed by the
defendants(appellants) is allowed on contest against the
respondent(plaintiff), but, without cost.
The judgment and decree passed by the learned 1st
appellate court in T.A. No.01 of 1989 is set aside and the
judgment and decree passed in T.S. No.01 of 1986 by the
learned trial court in dismissing the suit vide T.S. No.01 of
1986 of the plaintiff is confirmed.
( A.C. Behera ) Judge Orissa High Court, Cuttack The 26th of August, 2025/ Jagabandhu, P.A.
Designation: Personal Assistant
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!