Citation : 2023 Latest Caselaw 4211 Tel
Judgement Date : 28 November, 2023
HONOURABLE SMT. JUSTICE M.G. PRIYADARSINI
CIVIL REVISION PETITION Nos. 59 & 85 of 2023
COMMON ORDER:
The issue involved in both the revision petitions is
one and the same and the parties are almost common.
Therefore, they are heard together and being disposed of by
this common order.
2. These two Civil Revision Petitions are preferred by the
defendants aggrieved by orders dated 07.12.2022 in I.A.
No.2 of 2022 in O.S. No. 143 of 2017 and I.A. No. 2 of 2022
in O.S. No. 144 of 2017, both dated 07.12.2022 passed by
the Principal Junior Civil Judge-cum-Judicial Magistrate of
First Class at Kothagudem. By the impugned orders, the
applications filed by the defendants under Order 26 Rule 9
read with Section 151 C.P.C. to appoint an Advocate-
Commissioner to locate the suit schedule properties i.e.,
Plot Nos. 17 and 18, with the help of Mandal Surveyor, in
order to ascertain whether they are in Sy. No.802 or Sy.
No. 805 were dismissed.
3. The facts of the case are that the respondent in
C.R.P. No. 59 of 2023, claiming to be the owner and
possessor of Plot No. 17 and the respondent in C.R.P. No.
85 of 2023, claiming to be the owner and possessor of Plot
No. 18, instituted suits in O.S. Nos.143 and 144 of 2017
respectively, against the defendants, revision petitioners
herein, seeking perpetual injunction. According to them,
they are the owners and possessors of the suit schedule
properties, which are vacant house sites to an extent of
266.66 sq.yds. each in plot Nos. 17 & 18 in Sy. Nos. 805,
situated at Paloncha Revenue Village, Paloncha Town &
Municipality, Khammam District. The revision petitioners-
defendants contested the suit by filing their written
statement contending that no survey number with 805,
described by the plaintiff, was available in the revenue
records of Paloncha. Necessary issues were framed and
trial was commenced. The evidence on the side of plaintiff
was closed and after adducing the evidence on behalf of
defendants, when the matter was posted for defendants'
further evidence, I.A. No. 1 of 2022 in O.S. No. 143 of 2017
came to be filed by the defendants seeking appointment of
an Advocate-Commissioner with similar relief as sought for
in the impugned I.A. i.e., to locate the suit schedule plot
with the help of Mandal Surveyor. Upon allowing the said
I.A. on 26.07.2022, the matter, at the instance of the
plaintiff in O.S. No. 143 of 2017, was carried in revision
before this Court in C.R.P. No. 1730 of 2022. By orders
dated 22.09.2022, this Court allowed the revision setting
aside the orders of the trial Court in appointing the
Advocate-Commissioner with an observation that the trial
Court can appoint the Advocate-Commissioner only after
adducing the evidence by the defendants, if it considers
necessary. Thereafter, the evidence on the side of
defendants was closed on 01.08.2022. Hence, in view of
the observations made by this Court in the above C.R.P.,
the defendants, revision petitioners herein filed I.A. Nos. 2
of 2022 in both the suits with the similar relief as sought
for in I.A. No. 1 of 2022 in O.S. No. 143 of 2017. On
contest, the trial Court dismissed both the I.As. with
separate orders of even date holding that it is not a fit case
to appoint Advocate-Commissioner to undertake
localization of the suit schedule properties. Hence, the
defendants are before this Court by way of present
revisions.
4. The learned counsel for the petitioners submits that
the learned trial Court failed to appreciate the fact that in a
suit for injunction, the main criteria is possession to decide
if the relief of injunction could be granted or declined. The
trial Court failed to take into consideration that it is the
specific case of the revision petitioners that the land
claimed by the plaintiff, respondent herein does not bear
the Survey number 805 which is strengthened as per
Ex.B.1, letter, issued by the Mandal Revenue Officer to the
effect that no such survey number is in existence.
Inasmuch as possession is pre-requisite to grant relief of
injunction and as the plaintiff is claiming possession on
the basis of Survey Number 805, which is non-existing
survey number as per revenue records, the trial Court
ought to have appointed Advocate-Commissioner to resolve
the dispute in effective manner.
5. On the other hand, the learned counsel appearing on
behalf of the plaintiff, respondent in both the revisions,
contends that as the revision petitioners, defendants, failed
to adduce any evidence nor filed any documents in proof of
their title or right or possession in their evidence, the trial
Court has rightly dismissed the I.As. and therefore, the
impugned orders need no interference by this Court.
6. Heard both the learned counsel and perused the
material available on record.
7. The point that arises for consideration in these
revisions is whether the impugned orders passed by the
trial Court in rejecting the request of the revision petitioners
for appointment of Advocate-Commissioner to undertake the
localization of the suit schedule properties suffer from any
infirmity?
8. Admittedly, this Court in C.R.P. No. 1730 of 2022
while setting aside the orders of the trial Court in
appointing Advocate-Commissioner, made an observation
that the trial court can appoint the Advocate Commissioner
only after the defendants adduced their evidence, if it
considers necessary, as the same would not amount to
gathering of evidence. What necessitated this Court to
make such an observation is that the suit, at that
particular point of time, was coming up for further
evidence of defendants. Equally, it was also observed at
para No. 13 that "only after defendants adduced their
evidence, if the court still considers necessary to appoint an
advocate commissioner, then the court below can appoint
the advocate commissioner...".
9. Before the trial Court, it is the specific case of the
revision petitioners, defendants that no survey number
with 805 is available at Paloncha revenue village and the
suit schedule Plots are part and parcel of Sy. No. 802 of
Sikha Mani's land and that they are cultivating the same.
To prove their case, they have relied on Exs.B.1 to B.4,
which are letters issued by the Mandal Revenue Officer,
judgment in O.S. No. 23 of 2018 and death certificate of
Mani. After disposal of C.R.P. No. 1730 of 2022, the
evidence on the side of defendants was closed. In the
impugned order, the trial Court specifically observed that
the defendants did not file any documents to establish
their right or interest over the suit schedule plots except
Exs.B.1 to B.4. Such being the case, the trial Court
observed that that as the revision petitioners, defendants
failed to adduce any documentary evidence showing their
right or interest in respect of the suit schedule plots, it is
not a fit case to appoint Advocate-Commissioner to
undertake localization of the property in question.
10. It is well settled law that in a suit for perpetual
injunction, the issue that falls for consideration is in
regard to the possession of the suit property and that the
burden is on the plaintiff to establish his/her case by
adducing necessary oral/documentary evidence and it is
not for the defendants to disprove the case of the plaintiffs.
By placing reliance on a decision of this Court in Adarsh
Constructions, Hyderabad v. Qamaarunnissa Begum 1,
the learned counsel for the revision petitioners contends
that there is no absolute bar for appointment of Advocate-
Commissioner in a suit for injunction simplicitor. The
facts in the said decision are on a different footing. In that
case, the Advocate-Commissioner was appointed to localize
the schedule A & B properties and also to localize the
property covered by the registered sale deed, dated
2022 (3) ALT 662 (TS)
20.08.1965. Even the decision relied on by the learned
counsel for the petitioners in M. Yadaiah v. M.
Chilkamma 2 is not applicable to the facts of the case on
hand as the specific plea of the plaintiffs therein was that it
is not possible for them to show the existence of the road
by leading any evidence except by physical verification
which is possible only through appointment of an
Advocate-Commissioner. So also, the decision of the
Division Bench of this Court in Smt. A. Laxmamma v.
Smt. A. Venkatamma 3 is not applicable to the facts of the
case on hand. In the decision rendered by the composite
High Court of Andhra Pradesh in Dammalapati
Satyanarayana v. Datla Venkata Ramabhadra Raju @
D.V.R. Raju 4, which is relied on by the learned counsel for
the revision petitioners, it was observed at para No. 6 as
under:-
"6. The result of allowing the I.A. is that the Advocate Commissioner shall undertake localization of the suit schedule property with the help of a competent surveyor, basing on the title deeds of both the parties. it must be noted that the so-called title deeds must be accepted by the court in evidence, before they
2022 (2) ALT 80 (TS)
2016 (6) ALT 795 (D.B.)
2006 (4) ALD 675
constitute the basis for identification of the property. The admissibility, relevance etc., of the sale deeds can be undertaken only at the stage of recording evidence. The demarcation of the land with reference to location, survey numbers etc., must be with reference to the title deeds, which are admitted by the Court in evidence....".
(emphasis added)
11. In the case on hand, the trial Court recorded a
specific finding that though the evidence of defendants was
closed, they did not file any document to show their right
or interest over the subject matter of the property except
Exs.B.1 to B.4. Therefore, in the facts and circumstances
of the instant case, the impugned orders passed by the
trial Court dismissing the applications of the petitioners to
appoint an Advocate-Commissioner to locate the suit
schedule properties with the help of Mandal Surveyor to
ascertain whether the property is in Sy. No. 802 or 805 do
not suffer from any infirmity or illegality warranting
interference by this Court in exercise of powers under
Article 227 of the Constitution of India.
12. In the result, both the Civil Revision Petitions are
dismissed. No costs.
Pending Miscellaneous Petitions, if any, shall stand
closed.
______________________________ JUSTICE M.G. PRIYADARSINI 28th November, 2023
Tsr
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!