Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M. Balram vs The State Of Telangana, And 3 Others
2023 Latest Caselaw 4259 Tel

Citation : 2023 Latest Caselaw 4259 Tel
Judgement Date : 4 December, 2023

Telangana High Court

M. Balram vs The State Of Telangana, And 3 Others on 4 December, 2023

     THE HONOURABLE THE CHIEF JUSTICE ALOK ARADHE
                          AND
     THE HONOURABLE SRI JUSTICE N.V. SHRAVAN KUMAR


 WRIT PETITIONS No.41899 of 2017, 287 of 2018 and 22236 of 2019


COMMON ORDER:

(Per the Hon'ble Sri Justice N.V. Shravan Kumar)

Heard Mr. P.Narasimhulu and Mr. Rapolu Bhaskar, learned

counsel for the petitioners.

Dr. Juttukonda Vijaya Laxmi, learned Government Pleader for

Revenue (Assignment) for the respondents.

2. In these writ petitions, the petitioners who claim to be in

possession of various parcels of land situated at Jawaharnagar Village

Kapra Mandal, Medchal-Malkajgiri District (previously Ranga Reddy

District) seek a direction to the revenue officials not to interfere with

the possession and enjoyment of the land of which they claim to be in

possession.

3. The grievance of the petitioners as pleaded in the writ petitions

is that the respondents are trying to interfere with their peaceful

possession over the subject land.

4. Learned counsel for the petitioners submits that even assuming

that the petitioners are in unauthorised occupation of the land in

question, they cannot be dispossessed from the land in question,

except in accordance with law.

HC, J & NVSK, J

5. The aforesaid submission has not been fairly disputed by the

learned Government Pleader for Revenue (Assignment).

6. It is trite law that person in possession cannot be dispossessed

except in accordance with law. The Hon'ble Supreme Court in

Yeshwant Singh v. Jagdish Singh 1 in paragraph 10 quoted with

approval the decision of Privy Council in Midnapur Zamindary

Company Limited v. Naresh Narayan Roy 2 and held that "in India

persons are not permitted to take forcible possession; they must obtain

such possession as they are entitled to through a court".

7. Similarly, in paragraph 12 of the judgment, the Hon'ble

Supreme Court referred to the decision of the Allahabad High Court in

Yar Mohammad v. Lakshmi Das 3 and held as under:

"Law respects possession even if there is no title to support it. It will not permit any person to take the law in his own hands and to dispossess a person in actual possession without having recourse to a court. No person can be allowed to become a judge in his own cause."

8. The decision in Yeshwant Singh (supra) was approved by the

Hon'ble Supreme Court in ITC Limited v. Adarsh Cooperative

Housing Society Limited 4.

AIR 1968 SC 620

AIR 1924 PC 144

ILR [1958] 2 All 394 at 404

(2013) 10 SCC 169 HC, J & NVSK, J

9. In view of the aforesaid well settled legal position which has

been conceded to by the learned Government Pleader for Revenue

(Assignment), it is evident that even if the petitioners are encroachers

in respect of the land in question, they cannot be dispossessed, except

in accordance with law.

10. Therefore, it is directed that no action for dispossession of the

petitioners in the writ petitions shall be taken, except in accordance

with law. It is needless to state that the respondents shall be at

liberty to initiate the proceedings against the petitioners under the

Telangana Land Encroachment Act, 1905, in case the respondents

find that the petitioners are in possession of the land in question.

It is made clear that this Court has not recorded any finding whether

or not the petitioners are in possession of the land of which they claim

to be in occupation, as it being a question of fact.

11. With the aforesaid directions, these writ petitions are disposed

of. There shall be no order as to costs.

As a sequel, miscellaneous applications, if any pending, shall

stand closed.

___________________________ ALOK ARADHE, CJ

___________________________ N.V. SHRAVAN KUMAR, J Date: 04-12-2023 LSK

 
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 : MAIMS

 
 
Latestlaws Newsletter