Citation : 2022 Latest Caselaw 2307 Tel
Judgement Date : 26 May, 2022
THE HON'BLE THE CHIEF JUSTICE SATISH CHANDRA SHARMA
&
THE HONOURABLE SRI JUSTICE K. LAKSHMAN
WRIT APPEAL No.711 OF 2008
&
WRIT APPEAL No.911 OF 2008
COMMON JUDGMENT: (Per the Honourable Sri Justice K.Lakshman)
Feeling aggrieved by and dissatisfied with the Order
dated 30-04-2008 passed by the learned Single Judge in
W.P.No.150 of 2001, in so far as learned Single Judge, denied
relief sought by the appellants i.e., direction to the Government
to restore agricultural property admeasuring Ac.09-06 gts., in
Sy.No.117 and 121 (old) and 124, 128/2 (new) assigned in
favour of respondent Nos.4 and 5 along with house property
bearing Door.No.1-42, in Sy.No.117 and 121 (New Survey
Nos.124 and 128/2) of Burugupally Village, Mominpet Mandal,
Rangareddy District, Writ Appeal No.711 of 2008 is filed by the
Writ Petitioners.
2. Likewise, aggrieved by and dissatisfied with the
Order dated 30-04-2008 passed by the learned Single Judge in
2
W.P.No.150 of 2001, wherein the learned Single Judge, directed
the respondents No.1 to 3 to re-deliver the land admeasuring
Ac.2-19 gts., in Sy.No.128 to the Writ Petitioners, Writ Appeal
No.911 of 2008 is filed by respondents Nos.1 to 3 in the said
Writ Petition.
3. Heard Sri.S.Sriramachandra Murthy, learned
Counsel for the Appellants in W.A.No.711 of 2008, the learned
Government Pleader for Revenue in W.A.No.911 of 2008 for
appellants and Sri.C.V.R.Rudra Prasad, learned Counsel
appearing for respondent No.6 in W.A.No.711 of 2008.
4. W.A.M.P.No.1 of 2018 in W.A.No.711 of 2008 is
filed to bring the petitioner therein as appellant No.3 in Appeal.
Having satisfied with the reasons and also considering the
Death Certificate dated 21-06-2016 issued by the Executive
Officer, Ravulapally Kalan Grampanchayath, Shankarpally
Mandal, Rangareddy District, showing the Date of Death of
first petitioner i.e., K.Anjaiah as 18-04-2016, this Application is
ordered.
3
FACTS
:
5. K.Anjaiah and K.Narahari, sons of Sri.K.Rama
Goud, have filed Writ Petition No.150 of 2021, initially, seeking
a direction to respondents therein forthwith hand over to the
petitioners land admeasuring Ac.11.26 gts., along with the
house property bearing Door.No.1-42, in Sy.No.117 and 121
(New Survey Nos.124 and 128/2) of Burugupally Village,
Mominpet Mandal, Rangareddy District. Thereafter, they have
filed an application in W.P.M.P.No.8870 of 2008 seeking to
amend the prayer and the same was allowed. Thus the Writ
Petitioners have sought to declare the alleged auction and
purchasing an extent of Ac.14.21 gts and a house in Sy.Nos.117
and 121 (New Sy.Nos.124 and 128/2) situated at Burugupalli
Village, Mominpet Mandal, Rangareddy District, for an
appalling low rate of Rs.60/- belonging to the petitioners'
father, while he holds Ac.11.26 gts., as per Revenue Records,
without following the mandatory provisions, and assigning the
same to respondent Nos.5 and 6, as illegal and they also sought
consequential direction to the respondents to re-deliver the
possession of Ac.11.26 gts along with house property in
Sy.Nos.117 and 121 (New Sy.Nos.124 and 128/2) situated at
Burugupalli Village, Mominpet Mandal, Rangareddy District,
by cancelling the assignment.
6. The parties are referred as they arrayed in the Writ
Petition, for the sake of convenience.
7. The Writ Petitioners' father Sri.Rama Goud is the
absolute owner and possessor of Ac.11.25 gts. of agricultural
land in Sy.Nos.117 and 121 (new Sy.Nos.124 and 128/2) and a
house bearing Door No.1-42, Burugupalli Village, Mominpet
Mandal, Rangareddy District. He was an Excise Contractor.
He had toddy contract of Marpally Kalan Village of Marpally
Mandal for 1367 fasli, corresponding year of 1957-58, and he
had mortgaged the above said agricultural land and house
properties as security for payment of rentals in respect of the
said toddy shop. He fell arrears of rentals to the Government to
a tune of Rs.3,393/- and therefore, the Government initiated
Recovery Proceedings under the provisions of Revenue
Recovery Act, 1864 for the sale of the mortgaged property, and
recovery of the said amount.
8. Perusal of the record would reveal that the first
auction was conducted in 1958 for a sum of Rs.2,725/-, but the
auction purchaser failed to pay the auction amount and
therefore, after six years, it was decided to conduct auction the
said properties fixing the upset price of Rs.5,000/- for the
agricultural property and Rs.2,000/- for the house property.
The Auction Notification dated 04-05-1964 was published on
25-04-1964 fixing the date of auction of said property on 29-07-
1964 and auction was conducted on the said date.
9. The said agricultural land was auctioned for
Rs.925/- in the name of one Sayanna and the house property
was auctioned for Rs.1,800/- in the name of one Ramaiah, but
the highest bidders were not credited the bid amounts. Hence
the said auction was cancelled and the properties were again
notified for auction, as no one came forward to purchase the
above said properties, the Government by invoking Board
Standing Order No.45 purchased agricultural land for Rs.10/-
and house property for Rs.50/-, for total amount of Rs.60/- the
Government purchased entire property.
10. Perusal of the record would further reveal that Writ
Petitioners have specifically contended that their father owned
land admeasuring Ac.11.25 gts and even though auction was
conducted in respect of land admeasuring Ac.14.58 gts and sale
certificate was also issued for the said extent of land
admeasuring Ac.14-58 gts., No notice was served on the
petitioners.
11. The Writ Petitioners have filed the above said Writ
Petition i.e., W.P.No.150 of 2001 challenging the said auction on
the following grounds:
i. No notice was issued to the petitioners i.e., legal
heirs of the said Rama Goud defaulter, and owner and
possessor of the said property.
ii. Even though auction was conducted in respect of
the land admeasuring Ac.14-58 gts., even Sale Certificate was
also showing the said fact, the petitioners are not aware of the
said auction and also the sale, as they are minors by that time.
iii. Entire auction was held in violation of the
procedure laid down under Revenue Recovery Act, 1864 and
principle laid down by the Hon'ble Supreme Court of India in
catenae of decisions.
iv. The Board of Revenue Standing Orders are not
having any statutory effect and respondent authorities cannot
invoke the same.
vi. The petitioners have cleared the entire excise arrears
of Rs.3,400/- vide Challan No.0006773 dated 30-03-1996 paid at
State Bank of Hyderabad, Gruhakalpa Branch, Hyderabad.
vii. The Government came up with the proposal to
write off the interest, penalties, if the principal amount is paid.
viii. The Government cannot assign the land
admeasuring Ac.04-03 gts., in Sy.No.124, and an extent of
Ac.05-03 gts. in Sy.No.128 in favour of respondent No.5 therein
i.e., G.Gnaneswar, an Ex-Serviceman, leaving the balance of
Ac.02-09 gts under the possession of Government.
With the said submissions, the petitioners sought to
declare the entire auction as illegal and for consequential reliefs
as stated supra.
12. The said Writ Petition was opposed by the official
respondents on the following grounds:
i. Sri.K.Rama Goud, father of the petitioners fell excise
arrears of Rs.3,393/-, therefore, the Government has initiated
Revenue Recovery Proceedings for recovery of said excise
arrears. They have issued auction notice and auction was
conducted and the highest bidders have not paid the entire sale
consideration, therefore, they have cancelled the auction and by
invoking Board Standing Order No.45, the Government has
purchased agricultural land for Rs.10/- and house property for
Rs.50/-, for total amount of Rs.60/-.
ii. The land admeasuring Ac.04-03 gts., in Sy.No.124,
and land admeasuring Ac.05-03 gts., in Sy.No.128 was assigned
in favour of respondent No.5 G.Gnaneswar, an Ex-Serviceman,
leaving the balance of Ac.02-09 gts under the possession of
Government.
iii. The petitioners have cleared the entire excise arrears
of Rs.3,400/- vide Challan No.0006773 dated 30-03-1996 and the
Government came up with the proposal to write off the interest,
penalties if the principal amount is paid.
iv. The Assistant Commissioner of Excise addressed a
Letter dated 05-03-1997 in proceedings No.C3/17346/58,
informing the possession of the lands in question and also to
submit copies of the connected papers.
v. The second petitioner K.Narahari, filed
W.P.No.9485/1995 with similar relief and the said Writ Petition
was dismissed on 09-09-1997 by the Division Bench.
13. Therefore, the present Writ Proceedings operates as
Resjudicata, and the Writ Petitioners have filed the present Writ
Petition with abnormal delay and the same is barred by
limitation. The respondents have conducted auction by
following the procedure laid down under law.
14. The learned Single Judge vide Order dated 30-04-
2008 allowed the said Writ Petition No.150 of 2001 in part, with
following findings:
i. The Division Bench dismissed the writ petition on
the ground that the petitioner has not explained the delay
properly in questioning the auction of the said properties in
1965, auctioned was conducted more than 30 years ago cannot
be set aside after lapse of so many years.
ii. The second petitioner filed W.P.M.P.No.32928 of
2007 seeking permission of the Court to delete the second
petitioner as he is not necessary or proper party to the Writ
Petition and the same was allowed.
iii. Perusal of the Judgment of Division Bench in
W.P.No.9485 of 1995, dated 09.09.1997 goes to show that the
Government made a representation before the Division Bench
stating that the Government secured the lands and the house by
bidding one rupee excess of the amount due. In those
circumstances, the Division Bench dismissed the writ petition.
But the said statement made before the Division Bench is
factually incorrect as the Government did not secure the said
lands for one rupee more than the arrears as the arrears amount
was Rs.3,393/- and if one rupee is added the Government bid
should have been Rs.3,394/-. But the record actually goes to
show that the Government secured the said properties for a
sum of Rs.60/- only.
iv. In view of the above stated factual aspect, more
particularly, misrepresentation made by the Government, the
same Judgment cannot be operated as resjudicata to the present
Writ Petition. The second petitioner came to know the fraud
played by the Government only in the year 1995 and he has
questioned the said auction in the year 1995.
v. The Government Pleader has produced entire
records which goes to show that retention of the said properties
of the defaulter in auction for a paltry sum of Rs.60/- is
contrary to the procedure laid down under Revenue Recovery
Act, the Government could not have purchased the said
property in less than the upset price or less than the arrears of
amount. However, as an extent of Ac.9.06 gts. was already
assigned in favour of the respondent No.5 therein and the
assignment was not at all questioned, and no notice was served
on respondent No.5, the said assignment already made in 1979
cannot be interfered with.
vi. The petitioners have paid the entire arrears of
amount. Therefore, the petitioners are entitled at least for re-
delivery of the remaining land to an extent of Ac.2.19 gts.,
which is said to be in the possession of the Government. The
respondents No.1 to 3 were directed to re-deliver the remaining
land to an extent of Ac.2.19 gts., in Sy.No.128 to the Writ
Petitioners.
15. CONTENTIONS OF APPELLANTS IN
W.A.No.711 of 2008:
i. Writ Petition is not barred by limitation.
ii. Doctrine of Resjudicata will not operate and the
learned Single Judge has given a specific finding to the said
effect.
iii. There is no challenge to the said finding given by
the learned Single Judge, on limitation and Resjudicata by
Appellants in W.A.No.911 of 2008, respondent Nos.1 to 3 in
W.A.No.711 of 2008.
iv. The respondents' authorities have played fraud and
the said contentions were not considered by the learned Single
Judge.
v. The respondents have not followed procedure laid
down under Board of Revenue Standing Order No.45 and
procedure laid down under the Revenue Recovery Act, 1984,
more particularly, Section 36 of the Act.
vi. The Standing Orders are not having any statutory
force.
vii. The learned Single Judge, having came to a
conclusion that the Writ Petitioners herein have paid entire
arrears amounts, no notice was issued, respondents No.1 to 3
have played fraud, they were directed to re-deliver the
possession in respect of remaining land.
viii. The finding of the learned Single Judge that as an
extent of Ac.9.06 gts. was already assigned in favour of
respondent No.5 therein and the assignment was not at all
questioned and no notice was served on respondent No.5, the
said assignment already made in 1979 cannot be interfered
with, are perversed not based on actual facts and law. They are
also contrary to the law laid down by the Hon'ble Supreme
Court of India.
ix. The learned Single Judge failed to appreciate the
contention of the petitioners that fraud vitiates everything. The
learned Single Judge though came to a conclusion that
respondents have played fraud and obtained Judgment in
W.P.No.9485 of 1995 dated 09-09-1997, erred in directing
respondents Nos.1 to 3 to re-deliver possession in respect of
only Ac.02-09 gts., instead of entire land.
x. There is a suppression of fact by the respondents.
The said facts were not considered by the learned Single Judge
Court.
xi. Learned counsel for the Appellants has placed
reliance on several Judgments which will be dealt with
contextually, in the following paragraphs.
16. THE CONTENTIONS OF THE RESPONDENTS
NOs.1 to 3 & 6 in W.A.No.711 of 2008 AND APPELLANTS in
W.A.No.911 OF 2008:
i. The learned Government Pleader for Revenue and
Sri.C.V.R.Rudra Prasasd, learned Counsel for the respondent
No.6 would submit that the respondents No.1 to 3/appellants
in W.A.No.911 of 2008 have followed the entire procedure laid
down under law while conducting auction. They have rightly
assigned above said extent of land to respondent No.6, the said
assignment was not challenged, there are laches, there is delay
in filing the Writ Petition. Questing the auction in W.P.No.150
of 2001 operates as Resjudicata and the learned Single Judge
has considered the said fact in the impugned order. However,
the learned Single Judge erroneously directed the respondent
Nos.1 to 3 to re-deliver the possession of balance land to an
extent of Ac.2.19 gts. in Sy.No.128 to the petitioners herein.
With the said submissions, both of them prayed to dismiss
W.A.No.711 of 2008 and to allow W.A.No.911 of 2008.
17. In view of the rival submissions, the undisputed
facts are as follows:
i. Sri.K.Rama Goud, father of the Writ Petitioners was
the absolute owner of Ac.11.25 gts. of agricultural land in
Sy.Nos.117 and 121 (new Sy.Nos.124 and 128/2) and a house
bearing Door No.1-42, Burugupalli Village, Mominpet Mandal,
Rangareddy District.
ii. He fell arrears in respect of toddy contract of
Marpally Kalan Village of Marpally Mandal for 1367 fasli,
corresponding year of 1957-58 and mortgaged the above said
agricultural land and house properties as security for payment
of rentals for the said toddy shop.
iii. He also fell arrears of rentals to the Government to a
tune of Rs.3,393/- to the Government and the official
respondents have initiated Recovery Proceedings under the
provisions of Revenue Recovery Act, 1864 for the sale of the
mortgaged property.
iv. First auction was conducted in 1958, for a sum of
Rs.2,725/-, but the auction purchaser failed to pay said amount.
v. Six years thereafter, the official respondents have
fixed upset price of Rs.5,000/- for the agricultural property and
Rs.2,000/- for the house property.
vi. The Auction Notification dated 04-05-1964 was
published on 25-04-1964 and auction was conducted on 29-07-
1964 and the said agricultural land was auctioned for Rs.925/-
in the name of one Sayanna and the house property was
auctioned for Rs.1,800/- in the name of one Ramaiah. But they
have not credited the said amounts within stipulated time, the
said auction was cancelled and the properties were again
notified for auction.
vii. The land admeasuring Ac.04-03 gts., in Sy.No.124
and land admeasuring Ac.05-03 gts. in Sy.No.128 was assigned
to respondent No.5 Sri.G.Gnaneswar, Ex-Serviceman, leaving
the balance of Ac.02-09 gts under the possession of
Government.
viii. The respondent No.5 and his son have sold land
admeasuring Ac.05-03 gts., in favour of the respondent No.6
herein vide Registered Sale Deed bearing Doc.No.812 of 2008
dated 15-02-2008.
18. It is relevant to note that the respondents No.4 and 5
were set exparte in W.P.No.150 of 2001 even in the present Writ
Appeals, despite service of notice there is no representation on
their behalf.
19. In view of the above said undisputed facts, and also
rival submissions, this Court will consider the contentions of
that parties.
LIMITATION, RESJUDICATA AND FRAUD:
20. The above stated facts would reveal that second
auction was conducted on 29-07-1964 and the same was not
materialized. The official respondents are claiming that the
Government had purchased the subject properties under a Sale
Certificate No.345/58/D5, in the auction held on 25-07-1964.
21. According to the Writ Petitioners, they came to
know about the said auctions etc., only when the Assistant
Commissioner of Excise addressed a Letter dated 05-03-1997 in
proceedings No.C3/17346/58 to the Mandal Revenue Officer
concerned requesting him to furnish the details with regard to
the possession of the above lands along with records. They
have also paid the entire excise arrears of Rs.3,400/- vide
Challan No.0006773 dated 30-03-1996. Therefore, according to
them, there is suppression of the fact and the respondents have
played fraud.
22. Perusal of the Order dated 09-09-1997 in
W.P.No.9485 of 1995 would reveal that the said Writ Petition
was dismissed by the Division Bench of this Court on the
ground that the petitioner has not explained the delay properly.
During the course of submissions, the official respondents have
not brought to the notice of the Division Bench with regard to
the auction and assignment etc.,
23. The second petitioner filed W.P.M.P.No.32928 of
2007 in W.P.No.9485 of 1995 seeking permission to delete his
name as not necessary or proper party to the Writ Petition and
the same was allowed, and the said fact was not brought to the
notice of the Division Bench. The learned Single Judge
considered the said facts. The official respondents are claiming
that they have retained entire property for a sum of Rs.60/-.
24. The learned Single Judge gave a specific finding
that the proceedings in W.P.No.150 of 2001 in the impugned
Order that the dismissal of W.P.No.9485 of 1995 will not
operate as Resjudicata to the proceedings in W.P.No.150 of 2001
since the Writ Petition was dismissed by Division Bench on the
statement made before it, which is factually incorrect. It is
relevant to note that there is no challenge to the said finding by
the official respondents/appellants in W.A.No.911 of 2008.
ENTRIES IN THE REVENUE RECORDS:
25. In the counter filed by the first and second
respondent in W.P.No.150 of 2001, it was contended by them
that subject property was 'bought in' by the Government in
view of the fact that there were no bidders on account of
combination among the ryots and Kharij Khatha entries in the
relevant records of the Revenue Department, as per the
procedure. Even the said fact was also mentioned by the
Prohibition and Excise Superintendent, Rangareddy District, in
the counter filed in W.P.No.9485 of 1995. Therefore, there is no
dispute with regard to the said entries. There is no dispute
with regard to the assignment of land admeasuring Ac.09-06
gts., in favour of the respondent No.5 in the year 1979.
26. Perusal of record would reveal that the name of the
said Rama Goud was there in the revenue records both in the
pattadar and possessor columns till 1973. In the counter filed
by the respondents No.1 and 2 in W.P.No.150 of 2001, they have
filed proceedings issued by Tahsildar, Vikarabad which shows
that there was change of entries in the revenue records. It is
mentioned as 'Ain Kami' in the Jamabandi and as 'Kharij Khata'.
In view of the same, it is relevant to note that 'Ain' means the
property actually existing, specific sum or value, the most
precious or substantial part of the property. 'Kamia' means as
one kind of "Bandhak Kamia" is one, who is a slave only until he
can repay the money advanced to him for his services, till such
time the money is paid, the land will not be released. "Karij
Zama" means as extra collections and miscellaneous items of
revenue. 'Kharij Khata' means government land i.e., ceiling
surplus land. The said entries in the revenue record is contrary
to the record, arbitrary and illegal. They are not based on
actual facts.
27. Record also would reveal that official respondents
are claiming that the Government has purchased the entire
subject property for Rs.60/- i.e, Rs.50/- towards agricultural
land and Rs.10 towards house property. They have not paid
the said amount to the Excise Department towards rental
arrears of late.K.Rama Goud. However, the Excise Officials
have permitted the petitioners herein to pay the said arrears
and also issued challan to the petitioner herein and they have
paid an amount of Rs.3,400/- towards arrears by Challan
No.0006773 dated 30-03-1996 paid at State Bank of Hyderabad,
Gruhakalpa Branch, Hyderabad. Thus the Excise Department
permitted the petitioners to pay the said arrears and accepted
the said deposit.
28. The said facts would reveal that the Revenue
Department has not paid the said amount of Rs.60/- to the
Excise Department by way of transfer. May be with the said
reason, the Excise Department has allowed/permitted the
petitioner herein to pay the same amount by way of Challan.
Thereafter the Excise Department has decided to write off the
arrears and therefore, vide proceedings dated 08-11-1982
requested the Tahsildar to send write off arrears.
29. The Assistant Commissioner of Excise addressed a
Letter dated 05-03-1997 in proceedings No.C3/17346/58 to the
Mandal Revenue Officer concerned requesting him to furnish
the details with regard to the possession of the above lands
along with records.
30. In the counters filed by the respondents, they have
admitted that the said Rama Goud, father of the petitioners
have mortgaged the above said properties i.e., land
admeasuring Ac.04-03 gts., in Sy.No.124 and land admeasuring
Ac.07-22 gts., in Sy.No.128 and also tiled house bearing No.1-42
of Burugupally Village, Mominpet Mandal, Rangareddy
District. Therefore, the entries were made after 31-03-1973, the
date on which the Tahsildar, Vikarabad issued proceedings to
change the entries. In view of the same, the official respondents
cannot contend that the Writ Petition is barred by limitation.
SUPPRESSION OF FACTS:
31. In the counter filed by the respondents No.1 and 2
in W.P.No.150 of 2001, they have suppressed certain facts i.e.,
conducting of auction twice i.e., in the year 1958, 29-07-1964
and thereafter, fixing of upset price for an amount of Rs.5,000/-
for agricultural property and an amount of Rs.2,000/- for house
property. In the first auction conducted in the year 1958, a sum
of Rs.2,725/- was the price offered by the highest bidder. Six
years thereafter, the official respondents have fixed the upset
price and conducted auction on 29-07-1964. The agricultural
land was auctioned for Rs.925/- and house property was
auctioned for Rs.1,800/- and the highest bidders have not paid
the said amount within stipulated period of time and the said
auction was cancelled. The properties were again notified for
auction. The date of third auction is not mentioned in the
counter filed by the respondents No.1 and 2 in W.P.No.150 of
2001, fixation of nominal prices is also not mentioned.
32. Though the father of the petitioners have
mortgaged the land admeasuring Ac.11-25 gts., and house
property, there is no explanation from the official respondents
with regard to conducting of auction for land admeasuring
Ac.14-58 gts.,. It is relevant to note that one acre of land is equal
to 40 guntas. There can't be Ac.14-58 gts., and it should be
Ac.15-18 gts., Thus, the description of extent of land is also
wrongly mentioned. The said fact was also mentioned in the
sale certificate. But there is no explanation, muchless plausible
explanation from the official respondents with regard to the
said discrepancy. Excise Department Officials have issued
Proceedings dated 17-05-1982, 04-06-1982, 08-11-1982 writing
off arrears.
33. The said facts were suppressed by the respondents
in their counters filed in W.P.No.9485 of 1995 and W.P.No.150
of 2001. Thus, there is clear suppression of facts by the official
respondents. As stated above, the official respondents have
fixed upset prices for land property as Rs.5,000/- and
Rs.2,000/- for house property. In the auction conducted in the
year 1958, the property was auctioned for Rs.2,725/- and after
second auction on 29-07-1964, the land property was auctioned
for Rs.925/- in favour of Sayanna and house property was
auctioned for Rs.1,800/- in the name of Ramaiah. However,
they have not paid the prices within stipulated time and the
auction was cancelled. There is no explanation, muchless
plausible explanation from the official respondents with regard
to the purchase of entire subject property for Rs.60/- i.e.,
Rs.50/- for agricultural land and Rs.10/- for house property i.e.,
'nominal price'. The said amount of Rs.60/- is much less than
the bid amount in respect of first auction conducted in the year
1958 and the second auction conducted on 29-07-1964.
34. It is relevant to note that in the impugned order, the
learned Single Judge specifically mentioned that he has gone
through the entire original record furnished by the learned
Government Pleader.
35. Perusal of the same, in the impugned Order,
learned Single Judge has mentioned that the second auction
was conducted on 29-07-1964, pursuant to the auction
notification dated 04-05-1964, published on 29-05-1964. Whereas
in the Sale certificate, the date of auction was mentioned as 25-
07-1964 and in the Proceedings dated 12-08-2003 issued by the
Prohibition and Excise Superintendent, Rangareddy District
also it is mentioned that since no bidder came forward, the
properties were taken as 'bought in' lands on 25-07-1964 as per
the provisions of Board of Revenue Standing Order No.45 for a
nominal sum of Rs.60/-, the same was confirmed and a sale
certificate under Section 38 of Revenue Recovery Act, 1864 was
also issued by the District Collector vide Proceedings
No.17346/58/D5 dated 13-07-1965.
36. Though the notification for second auction dated 04-
05-1964, was published on 29-05-1964 and auction was
conducted on 29-07-1964, in the sale certificate the public
auction was mentioned as 25-07-1964. There is no explanation
with regard to the said discrepancy from the official
respondents.
37. Board of Revenue Standing Order No.45 deals with
buying in lands for Government, and Clause-I deals with
general procedure, which is as follows:
"In cases of revenue sales when there is good reason to suspect combination to prevent the realisation of the full value of the land, an officer who is authorised by the Collector and who is not the auction conducting officer shall bid on behalf of Government upto an amount not exceeding 50% of the estimated value of the land or an amount equal to the arrears or revenue plus expenses, whichever is less, and purchase the property on behalf of the Government as the highest bidder. But in case of any other bidder in the auction making a bid in excess of 50% of the estimated value of the land or an amount equal to the arrears of revenue plus expenses, the officer bidding on behalf of the Government shall cease to take part in the auction. When land is brought in the Government the certificate should be issued in the name of the Government. (Para (1) of Board of Standing Order No.45 is substituted as per G.O.Ms.No.1041, Revenue, dated 16-09-1976)."
38. Moreover, Clause-I of Board of Standing Order
No.45 says that in cases of revenue sales when there is good
reason to suspect combination to prevent the realisation of the
full value of the land, an officer who is authorised by the
Collector and who is not the auction conducting officer shall
bid on behalf of Government upto an amount not exceeding
50% of the estimated value of the land or an amount equal to
the arrears or revenue plus expenses, whichever is less, and
purchase the property on behalf of the Government as the
highest bidder.
39. It also says that in case of any other bidder in the
auction making a bid in excess of 50% of the estimated value of
the land or an amount equal to the arrears of revenue plus
expenses, the officer bidding on behalf of the Government shall
cease to take part in the auction. When land is brought in the
Government the certificate should be issued in the name of the
Government.
40. As discussed supra, the official respondents are
claiming that after cancellation of second auction, by invoking
Board of Revenue Standing Order No.45, the Government has
purchased the agricultural land for Rs.10/- and house property
for Rs.50/-, for a total amount of Rs.60/-.
41. In view of the same, it is relevant to discuss with
regard to the procedure to be followed under Board of Revenue
Standing Order and the character of the Board of Revenue
Standing Order. In Telangana area, the Board of Revenue was
constituted under the Hyderabad Board of Revenue Regulation
1358 fasli. It became the Chief Controlling Revenue Authority,
at the time of formation of Andhra Pradesh State there were
two Boards of Revenue, one functioning in Telangana area and
another in Andhra Pradesh area. After formation of Andhra
Pradesh State, the Government acting under Section 122 of the
States Reorganization Act, issued G.O.Ms.No.1250 (Revenue
Department) dated 03-07-1957 specifying among the other
things, the Board of Revenue functioning in Andhra Pradesh
area immediately before 01-11-1956 as the Competent Authority
to exercise the functions exercisable under Hyderabad Board of
Revenue Regulation 1358 fasli. Thus, one Board of Revenue
came into existence to entire State of Andhra Pradesh.
42. As the time passed by various departments
entrusted with developmental activities sprang up, with the
result that the importance of the Revenue Department as also
the Board of Revenue started diminishing, the Government
thought that in the context of the present day administration
the Board of Revenue is rather out of tune. The Government
appointed a One Man Committee headed by Sri.S.R.Kaiwar,
I.C.S., (Retired) to examine the proposal to abolish the Board of
Revenue in all its aspects.
43. The Government, after careful examination of the
Report submitted by the said Committee abolished the Board of
Revenue by the Andhra Pradesh Board of Revenue
(Replacement by Commissioners) Act, 1977. The Government
appointed the Commissioners as Independent Heads of
Departments. Now, the Commissioners exercise various
powers under the Board's Standing Orders and therefore,
wherever there is a reference to Board in the Board's Standing
Orders it should be understood as a reference to the concerned
Commissioner.
44. The Board's Standing Orders are a mixture tracing
their origin to various rules as also executive instructions.
Under Madras Act 3 of 1895 power is conferred on the Board to
make rules on various matters with the approval of the
Government after previous publication. Several Boards'
Standing Orders have come into existence in this manner.
45. That apart, the Government have been issuing
various Government Orders on various aspects concerning the
Revenue administration and these Government Orders, also
have been incorporated in the Board's Standing Orders. The
result, therefore, is that it is not possible to say with certainty
that the Board's Standing Orders are either statutory or non-
statutory orders.
46. In Katta Rattamma and others Vs. Gannamaneni
Kotaiah and others1 the High Court of Andhra Pradesh at
(1975) II An.W.R 122
Hyderabad had an occasion to deal with this aspect of statutory
nature of the Board of Standing Orders, and it was held that the
Board of Standing Orders are both statutory and non-statutory
depending upon the Government whether they are issued
under statue or whether they are issued in the form of
Government Order, by the Government in exercise their
Executive Power to issue instructions under Article 162 of
Constitution of India.
47. In Pasupuleti Krishna Murthy Vs. Annadasu
Bapanayya and others2 the Division Bench of High Court of
Judicature at Hyderabad has held as follows:
"....The instructions issued by the Government regulating the grants of lands to political sufferers do not confer rights enforceable in a Court of Law and the propriety of the decision of the Darkhast Authority acting within the scope of its Powers cannot be questioned by the Civil Courts. Even if the decision did not strictly conform to the instructions, a Civil Court cannot set it aside on that ground."
(1956) ALT 566
48. The similar question fell for consideration before the
Hon'ble Supreme Court of India, in respect of Police Standing
Orders, in State of Andhra Pradesh Vs. N.Venugopal3 on
examination of facts of the case, including the Police Standing
Orders, it was held by the Hon'ble Supreme Court of India that
the Police Standing Orders are a mixture. Some of the Police
Orders are issued under the Madras District Police Act, 1859
and some of them are mere incorporations of the instructions
issued by the Government in various Government Orders.
49. The Hon'ble Supreme Court of India further held
that Police Standing Order No.145 which was not issued under
the Madras District Police Act but was issued by the Home
Department do not have the force of law. It is only non-
statutory in character and as such it is not authority of law. The
said Supreme Court decision applies equally to Board's
Standing Orders also.
AIR (1964) SC Page No.33
50. The Hon'ble Supreme Court of India referring to the
principle laid down by the High Court of Andhra Pradesh in
Katta Rattamma's decision cited supra, held that the origin of
Board's Standing Orders has, therefore, to be examined to find
out whether it is statutory or non-statutory.
51. It is also relevant to note that Hon'ble Apex Court in
The Tahasildar, Taluk Office, Thanjore and others Vs.
G.Thambidurai and another4 held that Revenue Standing
Orders under Tamilnadu Revenue Recovery Act, 1864 are
binding and enforceable.
52. In view of the above said law, perusal of the Board
Standing Order No.45 would reveal that the same was not
issued under any statutory and it was issued only in the form of
Government Order, by the Government in exercise of its
Executive Powers to issue instructions under Article 162 of
Constitution of India. Therefore, according to this Court, the
Board of Standing Order No.45 is not having any statutory
(2017) 12 SCC 642
force. It is only an Executive instruction. Therefore, the official
respondents cannot claim that they have invoked the Board of
Standing Order No.45 and the Government has purchased the
agricultural land and house property for a nominal amount of
Rs.60/-. Moreover they have not followed the procedure laid
under the said Board of Standing Order No.45.
53. As discussed supra, the official respondents have
not even followed the said procedure of Clause-I of Board of
Standing Order No.45. Therefore, viewed from any angle, the
action of the official respondents in purchasing the subject
property for a nominal amount of Rs.60/- is in violation of the
said procedure.
54. Section 36 of Revenue Recovery Act, 1864 deals with
Procedure in sale of immovable property, and the same is
extracted below:
In the sale of immovable property under this Act the following rules shall be observed:--
I. The sale shall be by public auction to the highest bidder. The time and place of sale shall be
fixed by the Collector of the district in which the property is situated, or other officer empowered by the Collector in that behalf. The time may be either previous to or after the expiration of the fasli year. II. Previous to the sale the Collector, or other officer empowered by the Collector in that behalf, shall issue a notice thereof in English and in the language of the district, specifying the name of the defaulter; the position and extent of land and of his buildings thereon; the amount of revenue assessed on the land, or upon its different sections; the proportion of the public revenue due during the remainder of the current fasli; and the time, place, and conditions of sale. This notice shall be fixed up one month at least before the sale in the Collector's office and in the Taluk cutcherry, in the nearest police station-house, and on some conspicuous part of the land.
III. A sum of money equal to fifteen per cent of the price of the land shall be deposited by the purchaser in the hands of the Collector, or other officer empowered by the Collector in that behalf, at the time of the purchase, and where the remainder of the purchase- money may not be paid within thirty days, the money so deposited shall be liable to forfeiture.
IV. Where the purchaser may refuse or omit to deposit the said sum of money, or to complete the payment of the remaining purchase-money, the property shall be resold at the expense and hazard of such purchaser, and the amount of all loss or expense which may attend such refusal or omission shall be recoverable from such purchaser in the same manner as arrears of public revenue. Where the lands may, on the second sale, sell for a higher price than at the first sale, the difference or increase shall be the property of him on whose account the said first sale was made.
55. Section 36-A of the Revenue Recovery Act, 1864
says that the provisions of the third and fourth clauses of
Section 36 shall not to apply to cases where immovable
property sold under this Act is purchased by the Government.
However, Clause-I and II of the Section 36 of the Act are
mandatory i.e., public auction and notification one month
before sale.
56. In view of the above discussion and perusal of the
record would reveal that the official respondents have violated
the said procedure laid down in toto.
57. Moreover they have fixed nominal amount at only
Rs.60/-. The revenue entries is contrary to the contentions of
the respondents in the counter. In the counter the respondents
have stated that the entire land is assigned to respondent No.5
and the same is contrary to the entries in the revenue record.
There are contradictions in the counters filed by the official
respondents in W.P.No.9485 of 1995 and W.P.No.150 of 2001.
In the counter filed in W.P.No.9485 of 1995, they have stated
that the land to an extent of Ac.02-20 gts., in Sy.No.128 should
be restored since the petitioner has cleared excise arrears of
Rs.3,400/- and in the counter filed in W.P.No.150 of 2001 it is
mentioned that the petitioner on their own with their interest
paid dues, whereas no demand notice was issued by the
Department. Thus there are contradictions in the counters filed
by the official respondents.
58. Thus the respondents have suppressed several facts
and played fraud on the Court and obtained Order in
W.P.No.9485 of 1995 dated 09-09-1997.
59. The Hon'ble Supreme Court of India in Ramrao
Jankiram Kadam Vs. State of Bombay5 categorically held that
in an auction conducted by the Government authorities
purchase of the property belongs to defaulter by Government at
a nominal bid is not a sale by public auction within Section 167
of Bombay Land Revenue Code. The sale is void. No title
passes to the Government.
60. It was also held that prior notice to the defaulter to
make such purchase is must, in the absence of the same, the
auction is null and void.
61. The Hon'ble Apex Court further held that even
where the fact that a notice is given to the petitioners that the
Government desires to purchase nominally, yet that does not
make such a purchase good and is ab-initio and no title would
pass to the Government.
62. It is also relevant to note that by following said
principle, the High Court of Judicature, Andhra Pradesh at
AIR 1963 SC 827
Hyderabad in Rangareddy and others Vs. State of Andhra
Pradesh represented by Collector, Medak and others6 held
that sale in favour of Government for pre-determined price of
Re.1/- in the absence any bidders for the realization of arrears
of revenue, is not valid. It further held that in the Andhra
Pradesh Revenue Recovery Act, there is no provision
authorizing such a sale. The auction was declared as illegal.
63. As stated above, the official respondents while
conducting auction did not follow the procedure laid down
under Revenue Recovery Act, 1864.
64. It is also relevant to note that the Hon'ble Apex
Court in Shiv Shanker Dal Mills Etc. Vs. State of Haryana and
others7 held that:
"Where public bodies, under colour of public laws, recover people's moneys, later discovered to be erroneous levies, the dharma of the situation admits of no equivocation. There is no law of limitation,
Order dated 24-01-1977 in W.P.No.5578 of 1975
AIR 1980 SC 1037
especially for public bodies, on the virtue of returning what was wrongly recovered to whom it belongs.
65. In Lazarus Estates Limited Vs. Beasley8 it was held
that:
"No Judgment of a Court, no Order of a Minister, can be
allowed to stand if it has been obtained by fraud. Fraud
unravels everything".
66. In Express Newspapers Private Limited and others
Vs. Union of India and another9 the Hon'ble Supreme Court of
India held that:
"Fraud on power voids the order if it is not exercised bonafide for the end design. There is a distinction between exercise of power in good faith and misuse in bad faith. The former arises when an authority misuses its power in breach of law, say, by taking into account bona fide, and with best of intentions, some extraneous matters or by ignoring relevant matters. That would render the impugned act or order ultra vires. It would be a case of fraud on powers."
(1956) 2 QB 702
1986 AIR 872
67. The said principle was also reiterated in S. Pratap
Singh vs The State Of Punjab10.
68. In Ram Chandra Singh vs Savitri Devi And Ors11,
the Hon'ble Supreme Court held that:
"Fraud vitiates all solemn acts. Fraud and justice never dwells together. Fraud is a conduct either by letter or words, which induces the other person, or authority to take a definite determinative stand as a response to the conduct of former either by word or letter. It is also well settled that misrepresentation itself amounts to fraud. Indeed, innocent misrepresentations may also give reason to claim relief against fraud. A fraudulent misrepresentation is called deceit and consists in leading a man into damage by willfully or recklessly causing him to believe and act on falsehood. It is a fraud in law if a party makes representations which he knows to be false, and injury ensues therefrom although the motive from which the representations proceeded may not have been bad. An act of fraud on court is always viewed seriously. A collusion or conspiracy with a
1964 SC 733
2003 (8) SCC 319
view to deprive the rights of the others in relation to a property would render the transaction void ab initio. Fraud and deception are synonymous. Although in a given case a deception may not amount to fraud, fraud is anathema to all equitable principles and any affair tainted with fraud cannot be perpetuated or saved by the application f any equitable doctrine including res-judicata.
69. In S.P.Chengalvaraya Naidu Vs. Jagannath12 it was
held that:
"Fraud avoids all judicial acts, ecclesiastical or temporal" observed Chief Justice Edward Coke of England about three centuries ago. It is the settled proposition of law that a judgment or decree obtained by playing fraud on the court is a nullity and non est in the eyes of law. Such a judgment/decree by the first court or by the highest court has to be treated as a nullity by every court, whether superior or inferior. It can be challenged in any court even in collateral proceedings."
AIR 1994 SC 0 853
70. The said principle was reiterated by the Hon'ble
Supreme Court in Vijay Shekhar and another Vs. Union of
India and others13.
71. The above discussion would reveal that the official
respondents have obtained Order dated 09-09-1997 in
W.P.No.9485 of 1995 by suppressing the facts and playing fraud
on the Court. They have conducted the auction in utter
violation of the procedure laid down under Section 36 of
Revenue Recovery Act, 1864, and also there is fraud and fraud
vitiates everything at every stage. Therefore, the official
respondents cannot claim that the Writ Petition No.150 of 2001
is barred by limitation and the Order in W.P.No.9485 of 1995
dated 09-09-1997, operates as Resjudicata to the proceedings in
W.P.No.150 of 2001.
72. In view of the above discussion and findings, the
assignment lands in the year 1979 in favour of the respondent
(2004) 5 Scale 118
No.5 who in turn sold the land admeasuring Ac.05-03 gts., in
favour of the respondent No.6 i.e., the Gandhi Institute of
Technology and Management (GITAM) in W.A.No.711 of 2008
under Registered Sale Deed bearing No.812 of 2008 dated 05-12-
2008, are illegal and the same are set aside.
73. In the present case, the legal maxim "sublato
fundamento cadit opus" is applicable, meaning thereby, in case a
foundation is removed, the superstructure falls. The said
principle was also held by the Hon'ble Supreme Court of India
held in Chairman-cum-Managing Director, Coal India
Limited and others Vs., Ananta Saha and others14. The said
principle applies in the present case.
74. As discussed supra, the very auction conducted by
the official respondents is illegal and in violation of procedure
laid down under Revenue Recovery Act, 1864, the Sale
Certificate issued by the District Collector in Proceedings
2011 (5) SCC 142
No.17346/58/D5 dated 13-07-1965, subsequent assignment
made by the Government in favour of the respondent No.5 in
respect of land admeasuring Ac.04-03 gts., in Sy.No.124 and
Ac.05-03 gts., in Sy.No.128 and subsequently the Sale by
respondent No.5 in favour of the respondent No.6 in
W.A.No.711 of 2008 vide Registered Sale Deed bearing
Doc.No.812 of 2008 dated 15-02-2008 are set aside.
75. Accordingly, the Writ Appeal No.711 of 2008 is
allowed.
76. The respondents are directed to restore the
agricultural land admeasuring Ac.09-06 gts., in Sy.No.117 and
121 (old) and 124, 128/2 (new) along with house property
bearing Door.No.1-42, in Sy.No.117 and 121 (New Survey
Nos.124 and 128/2) of Burugupally Village, Mominpet Mandal,
Rangareddy District, along with land admeasuring Ac.2-19 gts.,
in Sy.No.128 to the Writ Petitioners herein.
77. Accordingly, the Writ Appeal No.911 of 2008 is
dismissed.
As a sequel, the Miscellaneous Petitions, pending if any,
shall stand closed.
__________________________________________ SATISH CHANDRA SHARMA, HCJ
_________________ K. LAKSHMAN, J Date: 26-05-2022 KHRM
THE HON'BLE THE CHIEF JUSTICE SATISH CHANDRA SHARMA
&
THE HONOURABLE SRI JUSTICE K. LAKSHMAN
WRIT APPEAL No.711 OF 2008 & WRIT APPEAL No.911 OF 2008
26-02-2022 KHRM
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!