Monday, 13, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Byru Kollaiah vs Peraboina Saidamma
2023 Latest Caselaw 2669 Tel

Citation : 2023 Latest Caselaw 2669 Tel
Judgement Date : 23 September, 2023

Telangana High Court
Byru Kollaiah vs Peraboina Saidamma on 23 September, 2023
Bench: K.Lakshman
              HON'BLE SRI JUSTICE K. LAKSHMAN

    CIVIL REVISION PETITION Nos.2560, 2562, 2566, 2569,
                        2571 AND 2594 OF 2023
ORAL ORDER:

         Heard learned counsel for the petitioners. Despite service of

notice, none appears on behalf of respondent No.1. In the cause title

itself, it is mentioned that respondent No.3 is not necessary party.

Learned counsel for the petitioner also filed memos dated 19.09.2023

vide USR Nos.92004; 92005, 92006, 92007, 92008 and 92010 of

2023, all dated 19.09.2023 stating that he is not pressing the present

revision against respondent No.2 also and that he is not necessary

party.

2. All the aforesaid revisions are filed under Article - 227 of

the Constitution of India challenging the orders dated 28.06.2023

passed by learned Judge, Family Court - cum - Additional District

Judge, Khammam in I.A. No.10 of 2021 in I.A. No.1 of 2020 in A.S.

No.96 of 2010; I.A. No.1 of 2020 (I.A. No.326 of 2019) in A.S. No.96

of 2010; I.A. No.8 of 2021 in I.A. No.1 of 2010 in A.S. No.96 of

2010; I.A.No.7 of 2021 in I.A.No.1 of 2020 in A.S. No.96 of 2010;

KL, J CRP No.2560 of 2023 & batch

I.A. No.9 of 2021 in I.A. No.1 of 2020 in A.S. No.96 of 2020 and I.A.

No.2 of 2020 in A.S. No.96 of 2010, respectively.

3. Perusal of the record would reveal that respondent No.1

herein filed a suit vide O.S. No.703 of 2007 against the deceased

petitioner No.1 herein and respondent Nos.2 and 3 herein and others,

seeking partition and separate possession of the suit schedule property.

The same was decreed on 07.09.2010 by learned Principal Junior Civil

Judge at Khammam.

4. Feeling aggrieved by the said judgment and decree, the

deceased petitioner No.1 herein preferred an appeal vide A.S. No.96

of 2010. The same was dismissed for default on 19.09.2013 by

learned Judge, Family Court - cum - Additional District Judge,

Khammam. Therefore, on coming to know about the same, the

deceased appellant filed I.A. No.1 of 2020 in I.A. No.326 of 2019 in

A.S. No.96 of 2010 to condone the delay of 1976 days in filing an

application seeking restoration of the said appeal, while I.A. No.2 of

2020 in A.S. No.96 of 2010 to re-admit the appeal suit to its original

stage for hearing by setting aside the order of dismissal for default

dated 19.09.2013. During pendency of the said petitions, the deceased

petitioner No.1 died on 06.03.2021. Therefore, petitioner Nos.2 and 3

KL, J CRP No.2560 of 2023 & batch

herein being legal heirs of the deceased petitioner No.1, filed I.A.

Nos.7, 8, 9 and 10 of 2021 in I.A. No.1 of 2020 in A.S. No.96 of 2010

seeking to set aside the abatement and permit them to contest the case

on merits; condone the delay of 190 days in filing the petition for

setting aside the order of abatement; transpose them as appellant

Nos.2 and 3 in place of the deceased appellant and permit them to

contest the case on merits; and permit them to produce additional

evidence by way of document i.e., certified copy of Will Deed bearing

document No.02/2021, dated 28.01.2021 and receive the same on their

behalf and permit them to defend the appeal on its merits,

respectively. The learned Appellate Court, vide orders dated

28.06.2023, dismissed the said applications.

5. Perusal of the orders would reveal that the appellate Court

did not consider the contentions of the petitioners and did not assign

reasons. Any order without reasons is an order passed without

application of mind. The same is non-est.

6. In the light of the aforesaid discussion, without going into

the merits and demerits of the case, the impugned orders dated

28.06.2023 passed by learned Judge, Family Court - cum - Additional

KL, J CRP No.2560 of 2023 & batch

District Judge, Khammam in I.A. No.10 of 2021 in I.A. No.1 of 2020

in A.S. No.96 of 2010; I.A. No.1 of 2020 (I.A. No.326 of 2019) in

A.S. No.96 of 2010; I.A. No.8 of 2021 in I.A. No.1 of 2010 in A.S.

No.96 of 2010; I.A.No.7 of 2021 in I.A.No.1 of 2020 in A.S. No.96 of

2010; I.A. No.9 of 2021 in I.A. No.1 of 2020 in A.S. No.96 of 2020

and I.A. No.2 of 2020 in A.S. No.96 of 2010, respectively, are set

aside. The matter is remanded back to the learned appellate Court

with a direction to consider the aforesaid I.As. and pass appropriate

orders strictly in accordance with law by putting the parties on notice

and affording them an opportunity, as expeditiously as possible,

preferably within a period of thirty (30) days from the date of receipt

of copy of this order.

7. The Civil Revision Petitions are accordingly allowed. In the

circumstances of the case, there shall be no order as to costs.

As a sequel, the miscellaneous petitions, if any, pending in the

revisions shall stand closed.

_________________ K. LAKSHMAN, J 23rd September, 2023 Note:

Furnish C.C. of order within two (02) days.

(B/O.) Mgr

 
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 : Media

 
 
Latestlaws Newsletter