Sunday, 19, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Basheer Khatoon And 5 Others vs Smt.Chirla Nivedita Reddy And 13 Others
2024 Latest Caselaw 3144 Tel

Citation : 2024 Latest Caselaw 3144 Tel
Judgement Date : 8 August, 2024

Telangana High Court

Basheer Khatoon And 5 Others vs Smt.Chirla Nivedita Reddy And 13 Others on 8 August, 2024

Author: P.Sree Sudha

Bench: P.Sree Sudha

     THE HONOURABLE SMT. JUSTICE P.SREE SUDHA

 CIVIL MISCELLANEOUS APPEALS Nos.136 & 112 of 2023
                         AND
CIVIL REVISION PETITION Nos.2529, 2559, 2911, 2915 and
                     2916 of 2023

COMMON JUDGMENT:

C.M.A.Nos.136 and 112 of 2023 are filed against the

Order dated 12.12.2022 in I.A.No.1733 of 2017 in O.S.No.1432

of 2017, passed by the learned II-Additional District Judge,

Ranga Reddy District, L.B.Nagar.

2. C.R.P.Nos.2529 and 2916 of 2023 are filed against the

Order dated 12.12.2022 in I.A.Nos.1267 and 929 of 2022 in

O.S.No.600 of 2018, passed by the learned II-Additional District

Judge, Ranga Reddy District, L.B.Nagar.

3. C.R.P.No.2559 of 2023 is filed against the Order dated

12.12.2022 in I.A.No.188 of 2020 in O.S.No.1432 of 2017,

passed by the learned II-Additional District Judge, Ranga Reddy

District, L.B.Nagar.

4. C.R.P.No.2915 of 2023 is filed against the Order dated

12.12.2022 in I.A.No.928 of 2022 in O.S.No.27 of 2020, passed

by the learned II-Additional District Judge, Ranga Reddy

District, L.B.Nagar.

5. C.R.P.No.2911 of 2023 is filed against the Order dated

12.12.2022 in I.A.No.930 of 2022 in O.S.No.1432 of 2017,

passed by the learned II-Additional District Judge, Ranga Reddy

District, L.B.Nagar.

6. It is a long drawn litigation between the parties. Initially,

one Khader Nawaz Khan filed a suit vide O.S.No.471 of 1987,

against the defendants for partition of 1/4th share in Sy.Nos.41

to 43 admeasuring Acs.49-24 gts, situated at Kokapet village

and stated that originally one Qamaruddin Ali Khan was the

original owner and pattedar of the above agricultural lands. He

sold the land to one Khader Hussain Khan, through a registered

sale deed. From then onwards, Khader Hussain Khan was in

possession and enjoyment of the suit property as absolute

owner till he died in 1352 Fasli as bachelor, leaving behind his

sister Shahzadi-Bee and two step brothers by name Feroz Khan

and Khader Nawaz Khan/plaintiff. After the death of Khader

Hussain Khan, all of them are in joint possession and

enjoyment and Patta was issued in favour of elder brother of the

family i.e., Feroz Khan. It is stated that the plaintiff and

Shahzadi Bee are shikmidars. The said Feroz Khan died in

between 1977-78, leaving behind defendants No.1 to 9 as

widow, son and daughters. From then onwards plaintiff and

defendants No.1 to 11 are in joint possession and enjoyment of

the suit property. Defendant No.12 has no connection with the

suit property or share, but he is trying to create some

documents to deprive the rights of the plaintiff and other

sharers. In view of the family differences and as it is impossible

to continue in joint possession, plaintiff demanded for partition

of the suit schedule property and defendants also agreed and

promised, but they failed to fulfill their promise and finally on

15.11.2007, they refused for partition, as such he preferred suit

for passing of the preliminary decree and to declare that he is

entitled for 1/4th share in the matrooka properties, defendants

No.10 and 11 are entitled for half share to the extent of their

mother Shahzadi Bee and defendants No.1 to 9 are entitled for

1/4th share. During the pendency of the suit, defendants No.2

and 10 died. The land was not demarcated and partitioned

during the life time of Feroz Khan. In the meanwhile, plaintiff

had filed the suit for partition, as such the share of the plaintiff

and the shares of the defendants has to be decided by the

Court.

7. Defendant No.12 filed the written statement stating that

the suit schedule property was not the joint family property and

plaintiff is not the member of the joint family and not entitled

for share in the suit property. He filed the suit by colluding with

defendants No.1 to 11. He further stated that after the death of

Khader Hussain Khan, succession was granted to his two

brothers and sister and the said patta was made in the name of

elder member Feroz Khan. Khader Hussain Khan purchased the

suit schedule property from Qamruddin Ali Khan for a valid sale

consideration through registered sale deed 23 Arban 1344 and

he died in 1352 Fasli. After his death, his brother Feroz Khan

became the owner of the suit schedule property by a succession

certificate bearing No.812 of 1357 Fasli issued by the Director of

Settlements and he was in continuous and exclusive possession

of the suit schedule property and paying land revenue. He

perfected his title as exclusive owner during statutory period.

8. In the year 1965-66, one J.H.Krishna Murthy, claiming

himself to be the G.P.A of the heirs of one Nawab Nasarat

Jung-I, interfering with the peaceful possession and enjoyment

of the above lands of Feroz Khan, as such Feroz Khan gave

complaint against said Krishna Murthy to the police on more

than one occasion, but the police did not take effective steps. As

there was threat to dispossess him, he initiated proceedings

under Section 145 of Cr.P.C before the Revenue Divisional

Officer (R.D.O), but the R.D.O closed the proceedings stating

that there is no cause of breach of peace. When Krishna Murthy

was trying to trespass into the suit lands, Feroz Khan instituted

O.S.No.31 of 1966 against him seeking relief of declaration and

injunction and it was renumbered as O.S.No.512 of 1973. After

institution of the suit Feroz Khan agreed to sell the entire lands

in Sy.No.42, 43 and a portion of 41 to defendant No.12 and

executed registered sale deed in his favour on receiving balance

of sale consideration on 04.10.1960, as such he was impleaded

as plaintiff No.2 in O.S.No.512 of 1973. The Feroz Khan, was in

dire need of money to meet his litigation and other expenses, as

such offered to sell the entire extent of Acs.18-25 gts in

Sy.No.43 to defendant No.12 and executed an agreement of sale

on 23.03.1973 and promised to execute registered sale deed

within two months from the disposal of the O.S.No.512 of 1973.

The said Krishna Murthy contended that the lands are Ara-zi-

Maktha lands and after the death of Nawaz Nasruth Jung-I,

they were taken over by the Government. The said O.S.No.512

of 1973 was decreed in favour of Feroz Khan on 30.06.1976.

Aggrieved by the said Judgment and decree, Krishna Murthy

has preferred an appeal in C.C.C.A.No.142 of 1976 and during

the pendency of the appeal, Feroz Khan died on 22.01.1978.

9. Defendant No.12 had also filed O.S.No.164 of 1981 for

permanent injunction when L.Rs. of Feroz Khan are trying to

sell away the property covered under agreement of sale dated

23.03.1973, restraining them from selling or disposing of the

land in Sy.No.43 and it was decreed in his favour restraining

the defendants No.1 to 9 from alienating the suit lands to third

parties. Aggrieved by the same, they preferred an appeal in

A.S.No.66 of 1984 and the same was dismissed on 27.11.1984.

C.C.C.A.No.142 of 1976 filed by Krishna Murthy was also

dismissed on 11.12.1985 and hence defendant No.12 issued

legal notice on 22.12.1985 to defendants No.1 to 9 to register

the sale deed basing on the agreement of sale dated 23.03.1973.

When they failed to comply the same, he filed a suit vide

O.S.No.150 of 1986, for specific performance of agreement of

sale dated 23.03.1973 for the land measuring an extent of

Acs.18-25 gts in Sy.No.43. After the dismissal of

C.C.C.A.No.142 of 1976, the defendant No.12 along with

defendants No.1 to 9 filed E.P.No.8 of 1986, for delivery of the

land and it was delivered to them on 19.06.1986. It was

contended by defendant No.12 that plaintiff was never in

possession and he never attempted to implead at any point of

time.

10. Plaintiff in his evidence stated that Qamruddin Khan died

in the year 1943 issueless, Feroz Khan died in the year 1977

and his sister died 15 years prior to the filing of the suit. In the

evidence of D.W.1/defendant No.12, he stated that he

purchased the lands in Sy.No.41 to 43 from Feroz Khan. He

along with Feroz Khan filed a suit vide O.S.No.10 of 1967

against Krishna Murthy for declaration of title. Ex.B11 is the

Order dated 29.10.1975, passed by the Land Reforms Tribunal,

Hyderabad and it shows that Feroz Khan filed for declaration

before the Land Ceiling Authority. All the documents were filed

before the Court and were considered by the Court. Finally, it

was observed that issues 1 to 7 were proved in favour of

defendant No.12 and against plaintiff, as such the suit was

dismissed. Aggrieved by the said Judgment, plaintiff preferred

an appeal vide A.S.No.734 of 1991 and the appeal was allowed

on 25.01.1996 with an observation that the appellant is one of

the co-heirs, Khader Hussain Khan is entitled for partition of

the property and against the said Order Rev.C.M.P.No.3830 of

1999 and L.P.A.No.72 of 1996 were filed and same were allowed

on 30.08.2001. Later, Special Leave Petition was preferred

against the review and the same was set aside and thus the

Order in L.P.A became final. A.S.M.PNos.11880 of 2004 and

1098 of 2005 & 1099 of 2005 were filed for grant of half share

in favour of the petitioners therein and the same were allowed

and the decree in A.S.No.734 of 1991 dated 25.01.1996 was

directed to be amended allotting and dividing half share in the

suit schedule property to the petitioners therein, 1/4th share to

respondents No.1 to 6 and 1/4th share to respondents No.7 to

15 therein.

11. The defendant No.12 through his legal heir Ch.Niveditha

Reddy, filed the Civil Appeal Nos.2352-2354 of 2008,

challenging the amendment Order in A.S.No.734 of 1991 and it

was dismissed on 16.09.2014. An application was filed before

the trial Court for appointment of the Advocate Commissioner to

effect the partition for preliminary decree, even it was

challenged in C.R.P.No.4219 of 2015, the same was also

dismissed on 29.07.2016, confirming the Order of the

appointment of the Advocate Commissioner. An application was

filed for Cross-examination of the Advocate Commissioner, but

when it was not considered C.R.P.No.2796 of 2017 was filed and

it was dismissed on 18.01.2018.

12. The defendant No.12 executed Will in favour of his

daughter Nivedita Reddy, as such Nivedita Reddy in her

personal capacity and the also in the capacity of Managing

Director of M/s.Nischint Constructions, filed O.S.No.1432 of

2017 and she was represented by G.P.A holder. She stated that

she was the absolute owner of the agricultural land in Sy.No.41

part admeasuring Acs.10-33 gts, as per the registered Will deed

bearing document No.22 of 2012 dated 25.10.2012, executed by

Vellanki Srihari. In fact, there is no land in existence more than

Acs.9-20 gts, but revenue authorities mistakenly shown the

total extent as Acs.10-30 gts. It is stated that Acs.9-20 gts was

shown as Sy.No.42/A and balance extent of Ac.1-10 gts was

shown as Sy.No.42/AA. She stated that executant of the

registered Will deed died on 11.01.2014. From then onwards,

she became the absolute owner. The said Vellanki Srihari,

during his life time entered into agreement of sale dated

13.07.1967 with Feroz Khan and possession was delivered to

him on 03.10.1969 and subsequently Feroz Khan executed a

registered sale deed vide document No.648 of 1969, dated

04.10.1969, for the lands in Sy.No.41 part measuring an extent

of Acs.10-33 gts out of the total extent of Acs.20-33 gts and the

land in Sy.No.42 admeasuring Acs.9-20 gts totally admeasuring

Acs.20-13 gts, situated at Kokapet Village, Hyderabad. She

further stated that during the life time of Srihari, he entered

into an agreement of sale with M/s.Nischint Constructions on

29.10.1993, for valuable consideration. He received the entire

sale consideration and also recited to that effect in the

registered Will deed. She also stated regarding the delivery of

the possession to M/s.Nischint Constructions, as such she

along with M/s.Nischint Constructions filed suit for protecting

their rights. When they came to know about the proceedings of

the suit in O.S.No.471 of 1987, they filed implead petitions vide

I.A.No.1042 of 2014 in I.A.No.506 of 2014 in O.S.No.471 of

1987 (Mesne profits), I.A.No.1044 of 2014 in I.A.No.507 of 2004

(final decree) and I.A.No.1046 of 2014 in I.A.No.1507 of 2014

(Advocate Commissioner).

13 She further stated that initially Qamruddin Ali Khan was

the absolute owner of the suit schedule property and possessor

and from him on 23rd Arban 1344 Fasli (1935), Khader Hussain

Khan purchased the same through a registered sale deed and

he died in the year 1352 Fasli (1943). Later, his brother Feroz

Khan obtained a succession certificate bearing No.812 of 1357

Fasli (1948) issued by the directors of settlements and he was in

exclusive possession and enjoyment of the same continuously

prior to delivery of possession of the suit property to Vellanki

Srihari on 03.10.1969, basing on the agreement of sale dated

13.07.1967 and later as per the registered sale deed bearing

document No.648 of 1969 dated 04.10.1969 and he was in

possession of the suit schedule property for more than 12 years

of statutory period till filing of the suit in O.S.No.471 of 1987.

Even today M/s.Nischint Constructions is in possession and

enjoyment of the same and thus from 03.10.1969 till today i.e.,

for more than 49 years they are in possession and thus Vellanki

Srihari perfected his title by way of prescription against all the

defendants.

14. She also stated that Feroz Khan died on 22.01.1978. After

passing of the decree in O.S.No.512 of 1973, Vellanki Srihari

and Feroz Khan filed E.P.No.8 of 1986. Accordingly, possession

was redelivered to both of them as per the Panchanama dated

30.06.1986. Even at that time neither Khader Nawaz Khan or

his wife and children nor sons of Shahzadi Bee made any efforts

to protect their rights at the time of receiving the delivery of

possession and did not raise any objections and they have not

questioned the continuous possession of the Vellanki Srihari.

The Khader Nawaz Khan had filed E.A.No.12 of 1989 in

E.P.No.23 of 1988 in O.S.No.150 of 1986, but it was dismissed,

against which C.R.P.No.3441 of 1989 was filed and the same

was dismissed and thus Khader Nawaz Khan and his legal heirs

have lost all their rights, title and interest in the suit schedule

property. It is further stated that the family members of

Shahzadi Bee and Khader Nawaz Khan are well aware of the

alienations made by Feroz Khan claiming himself as the

exclusive owner and possessor of the suit schedule property and

other properties. One Syed Maqdoom Shah was an attesting

witness to the agreement of sale dated 13.07.1967 and also to

the delivery of the possession panchanama dated 03.10.1969

for Acs.20-13 gts in Sy.No.41 part and 42 purchased through

registered sale deed dated 04.10.1969 vide document No.648 of

1969 and the said Syed Maqdoom Shah was an attesting

witness and identifying witness to the said registered sale deed,

as such the said Syed Mohiuddin Shah and Syed Hussain Shah

cannot put forth any claim as they lost their title in view of their

knowledge that Vellanki Srihari being a third party was in

possession and enjoyment to their notice, as such defendants

No.10 to 17 in O.S.No.1432 of 2017 cannot take away the rights

or title by prescription or by adverse possession in view of long

standing possession for more than statutory period of 12 years.

In fact, 18 years were completed. O.S.No.150 of 1986 filed by

Vellanki Srihari for specific performance of agreement of sale

dated 23.03.1973 was also decreed on 02.11.1987 against the

legal heirs of Feroz Khan and it became final. Subsequently, in

view of amended ROR Act by paying requisite Stamp Duty to the

Registrar, M.R.O, Rajendranagar, validated the document under

proceedings No.ROR/4218/1989 dated 26.03.1992.

15. It is further stated that Vellanki Srihari had alienated the

land to M/s.Treasure Island, through six registered sale deeds.

When Agriculture Land Ceiling Act, 1973, came into existence

Feroz Khan filed declaration on 08.04.1975 vide Ceiling Case

No.388/W/75 and declaration was shown by the Tahsildar as

per verification and inspection report dated 11.09.1975. The

properties were sold away by them in Sy.No.41 part, 42 and 43

and the said Nawaz Khan and Shahzadi Bee did not prefer to

file any suit for the suit schedule properties. The legal heirs of

Feroz Khan have filed an appeal vide A.S.No.66 of 1983 against

the Judgment and decree passed in O.S.No.164 of 1981, but it

was dismissed and restrained them from not alienating the suit

schedule property. It clearly shows that Vellanki Srihari was in

possession and enjoyment of the suit schedule property

throughout his life time. When Krishnamurthy claiming suit

schedule property and other properties, Feroz Khan filed

O.S.No.31 of 1966 and during the pendency of the said suit,

Feroz Khan entered into the agreement of sale with Vellanki

Srihari in the year 1967 and after delivery of the possession,

execution of the registered sale deed, in the year 1967

impleaded him as plaintiff No.2 in the suit. The suit was

renumbered as O.S.No.10 of 1967 and again renumbered as

O.S.No.512 of 1973. The Feroz Khan and Vellanki Srihari gave

complaint against Krishnamurthy on 30.06.1970 under Section

145 of Cr.P.C and they also amended suit for recovery of

possession. The said suit was decreed in favour of Feroz Khan

and Vellanki Srihari on 30.06.1976, against which

Krishnamurthy preferred an appeal vide C.C.C.A.No.142 of

1976 and it was dismissed on 01.12.1985, but during the

pendency of the appeal, Feroz Khan died and his legal heirs

were brought on record. The Vellanki Srihari had filed

O.S.No.164 of 1981 against the legal heirs of Feroz Khan and it

was decreed, against which they preferred an appeal vide

A.S.No.66 of 1984 and it was dismissed on 27.07.1984, against

the said Order, Civil Revision Petition was preferred and the

same was also dismissed on 11.12.1985. After the dismissal of

appeal in C.C.C.A.No.142 of 1976, Feroz Khan and Vellanki

Srihari filed E.P.No.8 of 1986 and took the delivery of

possession.

16. The Vellanki Srihari was in possession from 03.10.1969.

He entered into agreement of sale with M/s.Nischint

Constructions on 29.10.1993, as such the preliminary decree

passed in O.S.No.471 of 1987 was not binding on the

M/s.Nischint Constructions represented by Nivedita Reddy and

it is fraudulent. In issue No.5 framed by the trial Court in

O.S.No.471 of 1987, it was specifically opined by the Court that

Vellanki Srihari was in possession and enjoyment of the

property purchased by him through registered sale deed. Even

in the appeal vide A.S.No.734 of 1991, the finding of the issue

No.5 regarding possession of Srihari was not disturbed or

reversed. Vellanki Srihari executed registered Will deed on

25.10.2012, in favour of Nivedita Reddy. In C.R.P.No.4219 of

2015, this Court observed that equities have to be worked out.

As the findings given by the trial Court regarding possession of

the Srihari was not disturbed, M/s.Nischint Constructions was

in possession as agreement holder. So also, M/s.Treasure

Island Resorts Pvt. Ltd. has no opportunity to contest the

matter. Vellanki Srihari had also filed suit for injunction against

the Chaitanya Bharathi Institute of Technology and it was

numbered as O.S.NO.294 of 1991 and the same was decreed on

03.02.1997, restraining them not to interfere with his peaceful

possession. The said Nivedita Reddy gave complaint before the

P.S.Narsingi and she was advised to approach the civil Court, as

such filed suit for injunction. During the pendency of the

injunction suit, interlocutory application was filed for temporary

injunction. The trial Court considering the arguments of both

sides, allowed the application for grant of temporary injunction.

The Order dated 13.12.2017 granting Status-Quo was modified

to that of temporary injunction in I.A.No.1733 of 2017 in

O.S.No.1432 of 2017 dated 12.12.2022.

17. In the written submissions of appellants it is stated that

all the five revisions and two appeals are offshoots of a partition

suit vide O.S. No. 471 of 1987, on the file of learned Additional

Senior Civil Judge, R.R. District. A preliminary decree was

passed in the said suit on 29.10.1987 (by virtue of judgment

and decree in A.S.No.732 of 1991 on the file of this court) which

found it's finality in the Supreme Court. Subsequently, a final

decree was also passed on 31.03.2018 which is a subject matter

of A.S.No.113 of 2018 and A.S.No.120 of 2018 before the Court

of learned I-Additional District Judge, R.R. District. While so,

three suits bearing O.S.No.1432 of 2017, O.S.No.600 of 2018

and O.S. No 27 of 2020 were filed by the parties to the final

decree proceedings. While O.S. No. 1432 of 2017 and O.S. No.

600 of 2018 was filed injunction, O.S. No. 27 of 2020 was filed

to declare the preliminary decree and also the final decree in

O.S. No. 471 of 1987 as null and void and for other reliefs. For

proper appreciation of the case, the facts and proceedings right

form 1987 are relevant.

18. One Khadar Hussain Khan was the admitted owner of the

land measuring an extent of Acs.29-24 gts in S.Nos.41, 42 and

43, situated at Kokapet village, Gandipet Madal, R.R.District. He

died in the year 1943 leaving behind his sister Shahzadi Bee

and two stepbrothers i.e., Firoz Khan and Khader Nawaz Khan.

The Khader Nawaz Khan filed O.S.No.471 of 1987 on the file of

the learned Additional Senior Civil Judge, R.R. District for

declaration that he has 1/4th share in the said property left

behind by Khadar Hussain Khan. By the time of filing of the

said suit, both Feroz Khan and Shahzadi Bee died and their

legal representatives were made as party to the suit. The legal

representatives of Feroz Khan were impleaded as defendants

No.l to 9 in the suit and the legal representatives of Shahzadi

Bee were impleaded as defendants No.10 and 11 in the suit.

One Srihari who was a purchaser of part of the suit schedule

property was impleaded as defendant No.12 in the suit. The suit

was contested by defendant No.12 stating that it was the

absolute property of Feroz Khan and Feroz khan was in

exclusive possession of the property and thus he executed a

registered sale deed dated 04.10.1969 to an extent of Acs.20-23

gts in his favour and also executed an agreement of sale dated

23.03.1973 to an extent of Acs.18-25 gts. On that, defendant

No.12 filed a suit vide O.S. No. 150 of 1986 for specific

performance of the said agreement of sale and the same was

decreed and he took delivery of the same in E.P. 8 of 1986.

Having pleaded so, defendant No.12 prayed for dismissal of the

suit.

19. The suit vide O.S. No. 471 of 1987 was dismissed in a

judgment and decree dated 16.10.1990, holding that Feroz

Khan was in absolute possession of the suit schedule property.

A perusal of the said judgment shows that defendant No.12 was

examined as D.W.1 and marked Exs.B1 to B30. Ex.B5 is the

sale deed executed by Feroz Khan in favour of defendant No.12

and the decree in O.S.No.150 of 1986 was marked as Ex. B21.

20. Questioning the judgment and decree dated 16.10.1990

passed in O.S.No.471 of 1987, Khader Nawaz Khan filed

A.S.No.734 of 1991 before this Court and the same was allowed

in Judgment and Decree dated 25.01.1996 holding that

succession was granted in favour of Feroz khan, Khader Nawaz

Khan and Shahazadi Bee and mere mutation of name of Feroz

khan in the revenue records does not affect the rights of other

sharers and that all the sharers are in joint possession of the

suit schedule property. It is also not a case of ouster and that

the plaintiff is entitled to 1/4th share in the suit schedule

property and for partition and separate possession of his 1/4th

share. The suit vide O.S.No.471 of 1987 was also confirmed in

L.P.A.No.72 of 1996. The Review C.M.P.No. 3830 of 1999 and

LPA No.72 of 1996 filed by Srihari (D12) was allowed on

30.08.2001 directing the LPA to be heard afresh. Pending LPA,

the plaintiff namely Khader Nawaz Khan died and his legal

representatives came on record as plaintiffs 2 to 7. Questioning

the order dated 30.08.2001 passed in Review C.M.P.No.3830 of

1999 and LPA No.72 of 1996, plaintiffs No.2 to 7 filed SLP

No.22591 of 2001 and the same was allowed by the Hon'ble

Supreme Court and consequently the Order in LPA.No. 72 of

1996 dated 29.12.1998 was restored. Thereupon, questioning

the order in LPA No. 72 of 1996 dated 29.12.1998, defendant

No.12 filed SLP No.2962 of 2003 and the same was dismissed

by the Hon'ble Supreme Court by order dated 07.04.2003.

21. While so, ASMP No.11880 of 2004 was filed by defendants

No.1 to 9 in the suit for declaring their ½ share in the suit

schedule property on the ground that there was no reference to

their share in the preliminary decree. A Common order was

passed on 21.04.2005 in ASMP No. 11880 of 2004 along with

ASMP No.1098 and 1099 of 2005 amending the decree by

allotting 1/4th share in the suit schedule property to defendants

No.1 to 9 and ½ share to defendants No.10 and D11 while

retaining 1/4th share to the plaintiffs. It is significant to note

that in the said order no share was allotted to defendant No.12.

Aggrieved by the said Common Order dated 21.04.2005,

defendant No.12 carried the matter to Hon'ble Supreme Court

by way of Civil Appeals No. 2352 - 2354 of 2008. During the

Pendency of the appeals, defendant No.12 (Srihari) died and one

Ch. Niveditha Reddy came on record as his legal representative

by virtue of registered Will dated 25.10.2012, executed by

defendant No.12 in her favour. Eventually SLP No. 2352-2354 of

2008 was dismissed by Order dated 16.09.2014 by the Hon'ble

Supreme Court.

22. It is to be noted that after the dismissal of SLP 2352 -

2354 of 2008 on 16.09.2014 by the Hon'ble Supreme Court,

Niveditha Reddy, M/s.Nischinth Constructions represented by

Proprietix Niveditha Reddy and M/s. Treasure Island Resorts

Pvt. Ltd represented by its Managing Director Niveditha Reddy

came on record as respondents No.14 to 16 in the final decree

petition in I.A. No.507 of 2004. They contested final decree

petition by opposing appointment of commissioner to divide the

schedule property in accordance with the preliminary decree

and questioned the order appointing the commissioner, by filing

C.R.P.No.4215 of 2015 before this Court and the same was

dismissed holding that Srihari (D12) contested the matter upto

Supreme Court and the contentions raised by defendant No.12

were rejected and that the preliminary decree had become final.

It was also held that the said Niveditha Reddy, M/s.Nischinth

Constructions and M/s.Treasure Island Resorts Pvt. Ltd are

only representatives of defendant No.12 and they are bound by

preliminary decree. They again filed C.R.P.No.2796 of 2007 as

their plea for cross examination of advocate commissioner was

negatived by the trial court, but the same was also dismissed by

order dated 18.01.2018. Subsequently, I.A. No.507 of 2004 was

allowed by order dated 31.03.2018, where under final decree

was passed in terms of preliminary decree. It is significant to

note that defendant No.12 was not given any share in the final

decree also. Questioning the final decree, Niveditha Reddy and

M/s.Nischinth Constructions filed A.S. No.113 of 2018, whereas

M/s.Treasure Island Resorts Pvt. Ltd filed A.S.No.120 of 2018.

Both the appeals are pending before the learned II-Additional

District Judge, R.R.District.

23. While so, three fresh suits were filed by Niveditha Reddy,

M/s.Nischinth Constructions and M/s.Treasure Island Resorts

Pvt, Ltd. O.S. No.1432 of 2017 was filed before the learned

II-Additional District Judge, R.R, District, by Niveditha Reddy

and M/s.Nischinth Constructions against the decree holders in

O.S.No.471 of 1987, by arraying them as defendants No.1 to 19.

The suit was filed for perpetual injunction restraining

defendants therein from interfering with plaintiffs' possession of

the suit schedule property on the ground that Srihari (D12 in

O.S.No.471 of 1987) executed agreement of sale dated

29.10.1993 in favour of M/s.Nischinth Constructions in respect

of Acs.22- 13 gts in S.No.41/2 and 42/A of Kokapet village, that

plaintiff No.1 is obliged to execute the registered sale deed in

favour of plaintiff No.2 and that the defendants were threatening

and interfering with their possession. By order dt.13.12.2017 an

exparte Status quo order was granted in I.A.No.1733 of 2017 in

the said suit.

24. The suit vide O.S.No.600 of 2018 was filed by

M/s.Treasure Island Resorts Pvt.Ltd in respect of Acs.18 - 25

gts in Sy.No.43 of Kokapet village on the ground that Srihari

(D12 in O.S. No. 471 of 1987) executed six registered sale deeds

during May, 2017 in favour of M/s.Treasure Island Resorts Pvt.

Ltd and the defendants (decree holders in O.S. No. 471 of 1987)

are interfering with its possession.

25. The suit vide O.S.No.27 of 2020 was filed by

Ch. Niveditha Reddy, M/s.Nischinth Constructions and

M/s.Treasure Island Resorts Pvt. Ltd to declare the preliminary

decree and final decree in A.S.No.723 of 1991, as null and void

and for other reliefs as against defendants No.23 to 26

(assignees from D10 and D11 in O.S. No. 471 of 1987). While

so, several interlocutory applications were filed by the parties in

these suits, against which several Civil Revision Petitions and

Civil Miscellaneous Petitions are filed before this Court. For the

sake of convenience, the details of the said applications are

shown in a Tabular form as shown below:

I.A.No. O.S.No. Parties Parties in Section Result C.R.P/C.M.A O.S.No.471 of law of 1987 188 of 1432 D.10 P.2 to P.7 Order 7 C.R.P.No.2559 2020 of to rule 11 of 2023 2017 D.15 930 of 1432 D.9 D.9 Order 7 C.R.P.No.2911 2022 of rule 11 of 2023 2017 Dismissed 1267 600 of D.9 to P.2 to P7 Order 7 by Order C.R.P.No.2529 of 2018 D.14 rule 11 dated of 2023 2022 12.12.2023 929 of 600 of D.8 D.9 Order 7 C.R.P.No.2916 2022 2018 rule 11 of 2023 928 of 27 of D.8 D.9 Order 7 C.R.P.No.2915 2022 2020 rule 11 of 2023 1733 1432 P1 & Lrs. of Order Allowed by C.M.A.Nos.112 of of P2 D12 39 rule Order and 136 of 2017 2017 1&2 dated 2023 12.12.2023

26. On perusal of entire facts of three plaints, it is apparent

that the plaintiffs in O.S.No.1432 of 2018, O.S. No. 600 of 2018

and O.S. No.27 of 2020 are bound by the preliminary decree in

A.S.No.734 of 1991 being allowed by this Court. It is significant

to note that defendant No.12/Srihari in O.S.No.471 of 1987

contested the said appeal unsuccessfully and the said judgment

in A.S.No.734 of 1991 was confirmed in LPA No.72 of 1996 and

also by the Hon'ble Supreme Court. Subsequently, preliminary

decree was amended by order dated 21.04.2015 and against the

said order, defendant No.12 carried the matter to Supreme

Court and during the pendency of the said appeal, Srihari died

and Niveditha Reddy came on record by virtue of registered Will

dated 25.10.2012 executed by defendant No.12, thus Niveditha

Reddy is precluded from questioning the amended preliminary

decree in any manner. Likewise, Nischinth Constructions which

is based on the agreement of sale dated 19.10.1993 executed by

defendant No.12 has no claim as defendant No.12 contested the

A.S.No.734 of 1991 and suffered preliminary decree which was

became final before the Hon'ble Supreme Court. Treasure Island

Resorts Pvt.Ltd got registered sale deed in its favour only during

May, 2000, by which time the preliminary decree was already

passed in spite of contest by defendant No.12.

27. It is significant to note that Niveditha Reddy,

M/s.Nischinth Constructions and M/s.Treasure Island Resorts

Pvt. Ltd have already filed A.S.No.113 of 2018 and A.S.No.120 of

2018 before the learned II-Additional District Judge,

R.R.District, questioning the final decree dated 31.03.2018

passed in 1.A. No. 507 of 2004 by the learned Senior Civil

Judge, R.R. District and it is for them to work out their rights, if

any, in the said appeal and not by way of separate suits.

28. In the light of the specific finding in A.S. No.734 of 1991

to the effect that all the sharers are in joint possession and the

preliminary decree having become final before the Hon'ble

Supreme Court, it is not open to either Niveditha Reddy or

M/s.Nischinth Constructions or to the M/s.Treasure Island

Resorts Pvt. Ltd to file independent suits either for injunction or

for declaration of the preliminary decree and final decree in O.S.

No.471 of 1987 as null and void. The facts clearly discloses that

Niveditha Reddy, M/s.Nischinth Constructions and

M/s.Treasure Island Resorts Pvt. Ltd have no right to sue as

they are bound by the preliminary decree in O.S.No.471 of 1987

and having filed appeals against final decree, no suit for such

reliefs as prayed for either for injunction or for declaration that

decree in O.S. No.471 of 1987 as null and void are

maintainable.

29. The Hon'ble Supreme Court in the case of Dahiben

Vs.Arvindbhai Kalyanji Bhanusali, 1 held that the test for

exercising the power under Order 7 Rule 11 is to examine the

2020 (7) SCC 366

averments in the plaint in entirety in conjunction with the

documents rolled upon and consider whether the same would

result in any decree to be passed. On a perusal of the averments

in the three suits, there is no possibility of the suits being

decreed, apart from the fact that they are not maintainable.

Further, any reliefs in these suits will be in conflict with the

preliminary decree which attained finality in O.S.No.471 of 1987

and also final decree which is in appeal before the 1st appellate

court. The object of suits is clearly to obstruct the further

hearing of the two appeals against the final decree. As further

held in 2020 (7) SCC 366, a meaningful reading of the plaint

shows that the suits are manifestly vexatious and they does not

disclose any right to sue. As held in the said judgment as

illusion of cause of action is set up in the plaints and such

plaints are to be nipped at bud stage. The conduct of the

plaintiffs in all the three suits shows that it is a gross abuse of

the process of the Court.

30. The learned Counsel for the appellant in C.M.A.No.136 of

2023 stated that Khader Ali Khan is the legal heir of Feroz Khan

and allotted 1/4th share through preliminary Decree as well as

Final decree and Ch.Nivedita Reddy, neither having any share in

the preliminary decree as well as the final decree, filed

injunction suit and other suits, without having any right,

entitlement and possession. This Court as well as the Hon'ble

Supreme Court of India gave a finding against her stating that

she is not entitled to claim any share or right over the property

and the sale deeds on which she relied upon through Feroz

Khan is not the legal document and its title is the hostile title,

as such no Court has given liberty to claim equity. The Court

has recognized the joint possession of the Decree holder and

thus partition suit was decreed and final decree was also

passed, again claiming the possession by her is nothing but

abuse of process of Law. In CRP.No.2796 of 2017, filed by her

against the Advocate Commissioner, this Court at Page No.8,

Line No. 11 clearly stated that "Suit for partition and made

developments during the pendency of proceedings at their own

perile, since they are purchasers inturn from purchaser, they are

not even entitled for any equities. She has set up a claim that

she purchased the property from one Srihari, who is the party

to all the proceedings upto SLP, but the Hon'ble Courts not

recognized her rights, as such again claiming rights through

Srihari does not arise.

31. He further stated that in A.S.No.734/1991, the Court has

granted preliminary decree and clarified at Page No.9 that

Srihari is not having any right and his title is not a valid title.

Against that LPA and SLP were filed and the same were

dismissed, the findings given by the 1st appellate Court reached

finality, again after gap of 30 years raising the same facts and

grounds is vexatious and meritless. She has set up a defense

and ground that at least to give the share of Feroz Khan, the

Court has refused her defense and no liberty was given to claim

equity. The Full Bench of the Hon'ble High Court of Andhra

Pradesh, in the case of Eede Chinna Gunnalam and others

Vs.Palakurthi Venkatram, 2 held that alienee against alienee is

not entitled to claim any equity. In A.S.No.734/1991,

preliminary decree was passed and the Hon'ble Court framed

the issues. The Sale Deed and possession of Defendant No.12

(Srihari) was examined and gave a finding that Srihari was not

having any right or entitlement over the property, once the

vendor of Ch.Nivedita Reddy, do not have any right, how can the

purchaser claim the right and entitlement over the property. If

she is a stranger to preliminary decree and final decree, how

can she claim any right over the suit schedule property. When

she has filed the first appeal against the final decree

proceedings and prosecuting the same, again filing the present

suit is against the due process of law. She cannot ask the Court

AIR 1959 AP 526

to amend the preliminary decree which was passed by this

Court in the year 1991. Since 1987 the alleged vendor of

Niveditha Reddy is the party in O.S.No.471/1987 and also the

party in SLP and she along with M/s.Nischint Constructions

Pvt. Ltd. is also the parties to SLP, as such they are having

knowledge since 1987 and thus how can they file a suit in the

year 2017 and the suit filed by them is clearly barred by

limitation. In ASMP.No.1098 and 1099 of 2015, Khader Ali

Khan filed an application to amend the preliminary decree and

to allot the share as per the Judgment passed in

A.S.No.734/1991, whereas the Court has rejected the claim of

Srihari and not allotted any equity and uphold the Feroz Khan's

share and possession.

C.R.P.No.2915 of 2023:

32. It is the settled law that for deciding an application under

Order 7 rule 11 of the CPC, the Court has to only consider the

allegations in the plaint and the documents filed. Order 7 Rule

11 of the Code of Civil Procedure, 1908 states as follows:

"11. Rejection of plaint.-- The plaint shall be rejected in the following cases:--

(a) where it does not disclose a cause of action;

(b) where the relief claimed is undervalued, and the plaintiff, on being required by the Court to correct the valuation within a time to be fixed by the Court, fails to do so;

(c) where the relief claimed is properly valued, but the plaint is returned upon paper insufficiently stamped, and the plaintiff, on being

required by the Court to supply the requisite stamp-paper within a time to be fixed by the Court, fails to do so;

(d) where the suit appears from the statement in the plaint to be barred by any law; (e) where it is not filed in duplicate;

(f) where the plaintiff fails to comply with the provisions of rule

Provided that the time fixed by the Court for the correction of the valuation or supplying of the requisite stamp-paper shall not be extended unless the Court, for reasons to be recorded, is satisfied that the plaintiff was prevented by any cause of an exceptional nature from correcting the valuation or supplying the requisite stamp-paper, as the case may be, within the time fixed by the Court and that refusal to extend such time would cause grave injustice to the plaintiff."

33. The Hon'ble Supreme Court in the case of Bhau Ram v.

Janak Singh 3 has reiterated that for deciding an application

under Order VII Rule 11 of the CPC, which reads as follows:

"15. The law has been settled by this Court in various decisions that while considering an application under Order VII Rule 11 CPC, the Court has to examine the averments in the plaint and the pleas taken by the defendants in its written statements would be irrelevant. [vide C. Natrajan vs. Ashim Bai and Another, (2007) 14 SCC 183, Ram Prakash Gupta vs. Rajiv Kumar Gupta and Others, (2007) 10 SCC 59, Hardesh Ores (P) Ltd. vs. Hede and Company, (2007) 5 SCC 614, Mayar (H.K.) Ltd. and Others vs. Owners & Parties, Vessel M.V. Fortune Express and others, (2006) 3 SCC 100, Sopan Sukhdeo Sable and Others vs. Assistant Charity Commissioner and Others, (2004) 3 SCC 137, Saleem Bhai and Others vs. State of Maharashtra and Others, (2003) 1 SCC 557]. The above view has been once again reiterated in the recent decision of this Court in The Church of Christ Charitable Trust & Educational Charitable Society, represented by its Chairman vs. M/s Ponniamman Educational Trust represented by its Chairperson/Managing Trustee, 2012 (6) JT 149."

34. In O.S. No.27 of 2020, which is a suit for declaration filed

by Ch.Nivedita Reddy, M/s.Nischint Constructions Pvt. Ltd.,

and M/s.Treasure Island Resorts Pvt. Ltd., the plaint consists of

68 paragraphs of pleadings and 145 documents have been filed

(2012) 8 SCC 701

along with the plaint. The trial Court has extensively considered

all the facts pleaded by them in the plaints as well as the

grounds raised by the Khader Ali Khan for rejection of the plaint

in paragraphs 5 to 14 of the Order mainly bringing out the fact

that the plaint discloses disputes with regard to property

bearing Acs.23-09 gts, in Sy No. 41/1, 41/2 and 42AA, as well

as a further extent of Acs.17-35 gts in Sy. No.43 located in

Kokapet. They claim to be in physical possession of the above

properties, which they have been enjoying in their own right

which is confirmed by the revenue records, which have been

mutated in their names. The plaint also discloses prior litigation

between the parties. Thus, there is more than adequate material

shown in the plaint which discloses more than a triable issue

which can only be decided after a trial.

35. The plaint in O.S.No.27 of 2020, narrates events starting

from the Agreement of Sale dated 13.07.1967, much prior to the

suit filed in O.S.No.471 of 1987. The averments in the plaint in

Paragraph No.2 to 13 shows that respondents are claiming

rights on the suit schedule property much prior to the partition

suit, and the same has to be decided during trial. There are

clear averments in paragraphs No.58 to 62 of the plaint which

shows that the respondents are claiming title by adverse

possession, which has also to be decided after trial. Thus, the

plaint clearly discloses the cause of action and the number of

issues to be decided only in a full-fledged trial. The Hon'ble

Supreme Court in Mayar (H.K) Ltd. and others Vs. Owners

and parties, Vessel MV Fortune Express and others, 4 held

that a plaint cannot be rejected on the basis of the allegations

made in the written statement. It reads as follows:

"It is apparent that the plaint cannot be rejected on the basis of the allegations made by the defendant in his written statement or in an application for rejection of the plaint. The Court has to read the entire plaint as a whole to find out whether it discloses a cause of action and if it does, then the plaint cannot be rejected by the Court exercising the powers under Order 7 rule 11 of the Code."

36. The question of res judicata is a mixed question of law

and fact, for which the trial Court has to examine the issue

after evidence. The petitioner is attempting to set up the case of

res judicata which cannot be a ground for rejection of plaint.

The High Court of Andhra Pradesh in the case of Syed Ali Vs.

Syed Noor Mohammad, 5 held as follows:

"The principle of res judicata cannot be pressed into service for rejection of the plaint. The reasons are more than one. Firstly, the question as to whether the issue that is framed in a subsequent suit is the same, as or substantially similar to the one that fell for consideration in an earlier suit, and whether the parties

(2006) 3 SCC 100

CDJ 2013 APHC 558

are one and the same, is a question of fact, which can be determined only on evidence and the principle of law gets attracted depending upon the answer on facts. In that view of the matter, it is a mixed question of fact and law.

It may be that the volume of evidence could determine such question may be relatively small. All the same, the evidence as such, must be adduced to prove the contention...

...Order 7 rule 11 C.P.C, which has the effect of denying or barring access to the plaintiff to a civil Court, must be interpreted strictly. Any doubt, or second opinion, in this behalf, needs to be extended to the plaintiff, so that, the power of the Civil Court to decide the suits remains intact. On general principles also, the right or competence of civil Court is almost taken for grant that an aggrieved individual can seek redressal from a civil Court, unless the suit is specifically barred. Once res judicata is not included as ground in Order 7 rule 11 of C.P.C, it cannot be added, nor can the relief under the provision be extended through implication."

37. For a plaint to be rejected under Order 7 rule 11 (d) as

being barred by law for the matter being barred by res judicata,

the parties in the previous suit and the subsequent one ought to

be the same. Furthermore, the reliefs claimed in both the suits

ought to be the same and the said order shall have attained

finality. In the presence case, the parties are not same and the

same issue was not adjudicated upon. The Hon'ble Apex Court

in the case of Srihari Hanumandas Totala Vs. Hemant

Vithal Kamat and others, 6 in which it was held as follows:

(2021) 9 SCC 99

To determine whether a suit is barred by res judicata, it is necessary that (i) the "previous suit" is decided, (ii) the issues in the subsequent suit were directly and substantially in issue in the former suit; (iii) the former suit was between the same parties or parties through whom they claim, litigating under the same title; and (iv) that these issues were adjudicated and finally decided by a court competent to try the subsequent suit.

Since an adjudication of the plea of res judicata requires consideration of the pleadings, issues and decision in the "previous suit", such a plea will be beyond the scope of Order 7 rule 11 (d), where only the statements in the plaint will have to be perused."

And in the case of Keshav Sood Vs. Kirti Pradeep Sood and

others, it was held as follows:

"As far as scope of rule 11 of Order VII of CPC is concerned, the law is well settled. The Court can look into only the averments made in the plaint and at the highest, documents produced along with the plaint. The defence of a defendant and documents relied upon by him cannot be looked into while deciding such application.

The issue of res judicata could not have been decided on an application under rule 11 of Order VII of CPC. The reason is that the adjudication on the issue involves consideration of the pleadings in the earlier suit, the Judgment of the trial Court and the Judgment of the appellate Courts."

38. The trial Court has considered all the facts and has given

a finding in Para Nos. 24 to 29 as follows:

"24. Keeping the above legal position in view, I have carefully analysed the plaint averments. The specific case of the plaintiff is that Late Sri Hari (D-12 in OS No 471/1987), has purchased the property from Feroz Khan under an agreement of sale and that later obtained decree of specific performance and that he

got the document regularised under Sec. 5A of the ROR Act, 1971 indicates that he was claiming absolute title. However, if the other facts on record are considered, no doubt in the earlier suit OS 471/1987 it was held that Feroz Khan has only some share in the property whereas his brothers and sister are having some other shares. It is thus clear, in a worst case also, at least the plaintiff can claim the share pertaining to Feroz Khan, because, admittedly, the LRs of Feroz Khan or other Co- heirs have never asked for cancellation/setting aside the sale entered into by Feroz Khan with Sri Hari. Therefore, as per plaint averments, the plaintiff has pleaded his right to sue which in other perspective can be regarded as possessing a cause of action to file the suit.

25. Even on the own showing of the Petitioners, in the Appeal before High Court, the finding was that Feroz Khan, and his Co- sharers are in joint possession of the property and there was no evidence of ouster from joint possession. If Feroz Khan is declared in the earlier suit as having been in joint possession, that joint possession will ensure to the plaintiff herein being the alienee of Sri Hari who got the property from Feroz Khan. It is no where stated by the Petitioners/ defendants that Feroz Khan was dispossessed at any point of time. Keeping those undisputed facts in mind, this court is of the view that averments in the plaint involves a detailed trial.

26. Res-Judicata, one of the grounds taken by the petitioners to reject the plaint, in their affidavit filed in support of one of the applications, is a question for which an issue has to be framed; pleadings and issues as well, the; decision/decree in the earlier suit should be marked in the evidence in this suit and the Court has to compare, consider and appreciate the findings in order to record a finding that the present suit is barred by res judicata. The Hon'ble Apex Court in Sathyanath vs Sarojamani (2022) 7 SCC 644 observed that the question of res judicata cannot be heard as preliminary issue as it requires recording of evidence in relation to pleadings in the previous suit etc. In Bhargavi Constructions & an vs. Kotha Kapu Muthyam Reddy & ors (2018) 13 SCC 480 the Hon'ble Supreme Court held that the expression 'law' occurring in Cl. (d) of Or. 7 Rule 11 do include the judicial decisions. In that view of the matter, the Learned Counsel for the Petitioners would contend that the earlier judgements bar the present suit 'by law' under cl. (d) of Rule 11 and so, plaint shall be rejected on the ground of res judicata. The Learned Counsel for the petitioners placed reliance upon the following judgements to support the contention that the doctrine of res judicata and the ground of limitation would fall within the meaning of expression 'suit barred by any law' used in Or. VII Rule 11 of the Code. In Palitina Sugar Mills (P)

Limited and another vs. State of Gujarat & Ors (2004) 12 SCC 645, it is held that the judgements of Supreme Court are binding precedents under Art. 142 of Constitution of India; In Raghawendra Sharan Singh vs. Ramprasanna Singh by his LRs (2020) 16 SCC 601, it is held by the Hon'ble Apex Court that where the plaint itself shows that the suit is filed 22 years after the gift deed, the suit is patently barred by limitation and plaint can be rejected. However, the said judgement, on facts cannot be applied to the - case on hand. As per the plaint averments, the respondent/Plaintiff is contending that he is in possession of the schedule property inspite of the earlier judgements and it is a disputed question whether the plaintiff can be shown to have been in possession of at least that share of Feroz Khan which fact has to be decided on trial. Evidently, where the limitation is a pure question of law, it can be taken in aid of rejecting the plaint and not where it is either a pure question of fact or mixed question of fact and law. On this analogy, this court finds that the other decisions relied upon by the petitioners in Dr. Buddhikota Subba Rao vs. K. Parasaran and Ors (1996) 5 SCC 530, Sh. Kuldeep Singh vs. Banarasi Das (2015) SCC Online Del 11793 are not applicable.

27. The Learned Counsel while relying upon Asgar & Ors vs. Mohan Verma and others (2020) 16 SCC 230; Patasibai & Ors vs. Ratan Lal (1990) 2 SCC 42, argued vehemently that the principle of res judicata is intended to multiply the causes of action and a cause of action in filing subsequent suit is treated by the courts as an abuse of process. There is no dispute about the proposition of law declared in those judgements, but the question is about their application to the facts of the case on hand. Further, the Learned Counsel cited ITC Ltd vs. Debts Recovery Appellate Tribunal & Ors 1998 (2) SCC 70 to contend that the court is required to examine whether a real cause of action has been set out in the plaint or something purely illusory with a view to get of Order VII Rule 11 of the Code and that clever drafting creating illusions of cause of action are not permitted in law and a clear right to sue should be shown in the plaint. A reading of order VII Rule 11 will show that neither suppression of fact nor misrepresentation nor even fraud have been made grounds for rejection of plaint. Even, the rule does not include abuse of process of court as a ground for rejection of plaint. Clauses A and D which deal with the absence of discloses of cause of action and suit appearing from the statement to be barred by any law. Whether the plaint discloses a cause of action for the suit or not, has got to be decided only based on the averments made in the plaint and the documents produced along with it. The court while dealing with an application under Order VIl Rule 11 cannot go into the

question whether cause of action alleged in the plaint is true or false and take a decision based on the plea taken by the defendant or based on the documents produced by the defendant.

28. However, the above rule is seldom applicable to the instant case. A bare perusal of the petition does not demonstrate how Mr. Feroz Khan has no right to sell his undivided share in the property. Whatever the result of the earlier litigation, it is prima facie seen that being purchaser of undivided share, at the worst, the plaintiff is entitled to equities to be worked out in his favour, by application of principles of Partition Act. No where in the petition it is shown that the right of seeking equities by the plaintiff is rejected by the courts in the earlier litigation. Various other citations (Ram Prakash Gupta vs. Rajeev Kumar Gupta & Ors 2006 (89) DRJ 494 (DB); Lakshmi & Ors vs. Manickam 2017 SCC Online (Mad) 13583; Md. Noorul Hoda vs. B.B. Raifunnisa & Ors (1996) 7 SCC 767, Illoth Valappil Ambunhi (dead) by LRs vs. Kunhambu Karnavan (2020) 18 SCC 317, are also quoted by the learned counsel for the petitioners to the sameeffect.

29. In the light of the above discussion I am of inescapable opinion and irresistible conclusion that; i). The questions of limitation, res judicata are mixed questions of law and fact, as per the plaint averments and therefore, the said grounds cannot be taken to reject the plaint under Or. VII Rule 11 (a) of the Code; ii). The argument that a true cause of action is absent in the plaint and institution of the suit is gross abuse of process of law is repelled because, the plaint in so many parts, has disclosing cause of action; the question whether or not such cause of action is sufficient or it is true cannot be gone into at this stage because, there is large amount of material to be examined by the court in a full-fledged trial of the suit and such complex questions cannot be decided in a summary, enquiry under Order VII Rule 11 CPC. Accordingly, the applications For rejection of plaint are liable for dismissal."

39. This Court has reproduced the findings of the trial Court

only to show that trial Court has applied its mind fully to the

facts in issue to dismiss the applications. This Court finds that

Khader Ali Khan has not made out any grounds for rejection of

the plaint and filed vague affidavits without disclosing any

substantial point of law for the court to exercise its power under

Order 7 rule 11 of the CPC. Thus, the trial Courts Order dated

12.12.2022, cannot be faulted and no grounds are made out for

interference with the same even on merits. The power of this

Court under Article 227 is very limited and should be exercised

with extreme caution. The Hon'ble Supreme Court in Estralla

Rubber Vs. Dass Estate (Pvt.) Ltd, 7 held that the power of the

High Court under Article 227 is very limited and the High Court

can only interfere with the Trial Court's Order in cases where

there has been a patent perversity in the orders of tribunals and

Courts subordinate to it; or there has been a gross and manifest

failure of justice or the basic principles of natural justice have

been flouted. And also, in the case of Kamala & Ors. vs K. T.

Eshwara SA & Ors. 8 it has categorically held that the question

of res judicata being a matter of fact and law cannot be gone into

in a petition under Order VII Rule 11. The plaint and the

documents filed in all the above proceedings clearly disclose

more than a triable issue and the same cannot be summarily

rejected without a full-fledged trial.

(2001) 8 SCC 97

(2008) 12 SCC 66

40. For all the above reasons, this Court finds no reason to

interfere with the Order of the trial Court dated 12.12.2022

passed in I.A.No.928 of 2022 in O.S.No.27 of 2020, and as such

C.R.P.No.2915 of 2023 is liable to be dismissed. Consequently,

the connected C.R.Ps. being C.R.P.Nos.2529, 2559, 2911 and

2916 of 2023 are also liable to be dismissed.

41. Regarding C.M.A.Nos112 and 136 of 2023, respondents

therein i.e., Ch.Niveditha Reddy, M/s.Nischint Constructions

Pvt. Ltd., and M/s.Treasure Island Resorts Pvt. Ltd., filed suit

vide O.S. No.1432 of 2017, against the defendants therein for

perpetual injunction along with the application vide I.A.No.1733

of 2017, for interim injunction and the same was allowed by the

Trial Court vide Order dated 12.12.2022. Perused of the Order

shows that Ch.Nivedita Reddy and M/s.Nischint Constructions

have clearly stated that they have become owners of the suit

schedule property and are in physical possession of the same.

They have marked Exhibits P1- P82, whereas the respondents

therein have marked Exhibits R1 -R23. They have also produced

revenue records/court orders, all of which show that they are in

physical possession of the suit schedule property whereas no

material has been produced by the defendants/respondents

therein to show how they are in physical possession of the

same. The various proceedings relied upon by the

defendants/respondents therein do not show that they are in

physical possession of the suit schedule property.

42. The trial Court has extensively gone through the

pleadings, and having looked into the material on record found

that the Ch.Nivedita Reddy and M/s.Nischint Constructions are

in physical possession of the suit schedule property and also

held that the balance of convenience was in their favour and

irreparable loss and injury would be caused to the them if an

injunction was not granted. Therefore, this Court finds no

illegality or infirmity in the Order of the trial Court as their

rights require to be protected during the pendency of the suit.

43. In the result, both the Civil Miscellaneous Appeals and all

the Civil Revision Petitions are dismissed, confirming the Orders

of the trial Court. There shall be no order as to costs.

Miscellaneous petitions pending, if any, shall stand

closed.

_________________________ JUSTICE P.SREE SUDHA

DATE: 08.08.2024 tri

 
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 : IDRC

 
 
Latestlaws Newsletter