Sunday, 12, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Estate Officer, And A.P.D., Hyd. vs T. Venkatesh, Hyd. And 3 Othrs
2024 Latest Caselaw 487 Tel

Citation : 2024 Latest Caselaw 487 Tel
Judgement Date : 6 February, 2024

Telangana High Court

Estate Officer, And A.P.D., Hyd. vs T. Venkatesh, Hyd. And 3 Othrs on 6 February, 2024

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

 + WRIT APPEAL Nos.1052, 1053, 1054, 1055 and 1056 of 2010


% Dated 06-02-2024
Between:

# Estate Officer & A.P.D.,
  Airports Authority of India,
  N.A.D., Hyderabad Airport,
  Hyderabad - 500 016.
                                                    ...Appellant

                                 and

$ Smt. T.Satya Suguna Devi
                                                    ....Respondent



! Counsel for the Appellant           :       Mr. E.Madan Mohan Rao


^ Counsel for the respondents         :       Mr.M.V.Durga Prasad

< GIST                                :       ---

>HEAD NOTE                                :   ---

? Cases referred:                 :

1. AIR 1977 BOMBAY 220
2. AIR 1982 SC 1081
3. AIR 2003 JHARKHAND 17
4. AIR 2003 MP 256
5. 1995 Supp (2) SCC 290
6. 2004 (3) ALT 276
7. AIR 1991 SC 855 (1)
8. AIR 1972 SC 2205
                                                              HCJ (AAJ) & NVSKJ
                                      2                W.A. No.1052 of 2010 and batch




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

     WRIT APPEAL Nos.1052, 1053, 1054, 1055 and 1056 of 2010

COMMON JUDGMENT:

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

Heard Mr. E.Madan Mohan Rao, learned Senior Counsel for the

appellant.

Mr. M.V.Durga Prasad, learned counsel for the respondents in

W.A. Nos.1052, 1055 and 1056 of 2010.

None for the remaining respondents.

2. The W.A. Nos.1052, 1053, 1054, 1055 and 1056 of 2010

have been filed against the common order dated 22.09.2009 passed in

W.P. Nos.9083, 9584, 10391, 14417 and 20345 of 2001 by the

learned Single Judge. The appellant herein is the Estate Officer &

A.P.D., Airports Authority of India. The respondents in these appeals

are the writ petitioners in the said writ petitions.

3. Since the common issues are involved in these intra court

appeals between the parties they were heard together and are being

decided by this common judgment.

4. For the facility of reference, facts from W.A. No.1055 of 2010 are

being referred to as a lead matter.

HCJ (AAJ) & NVSKJ

5. For the sake of convenience, the parties hereinafter will be

referred to as they were arrayed in the impugned common order dated

22.09.2009.

Facts of the case:

6. As in all the writ petitions, identical orders were questioned,

the learned Single Judge had referred to the facts as narrated in

W.P.No.14417 of 2001.

7. In all the above writ petitions, the petitioners/respondents

herein have questioned the orders issued under Section 5-A (2) of the

Public Premises (Eviction of Unauthorised Occupations) Act, 1971,

(hereinafter referred to as 'the Act') by the respondent/appellant

herein. Through the aforesaid orders, the respondent/appellant

herein has ordered for removal of flats in a residential complex,

namely 'Archana Apartments'.

8. It is the case of the petitioner/respondent herein that one

Smt. C.Kamsamma, claiming to be the owner and possessor of land to

an extent of 600 square yards in the premises bearing

No.1-11-252/1/E in Survey No.19 of Begumpet, has sold her

undivided share to the petitioner/respondent herein by registered sale

deed dated 26.10.1994, bearing document No.3071/94.

After purchase of the said plot, the petitioner/respondent herein has

entered into an agreement for construction of flat bearing No.204 and HCJ (AAJ) & NVSKJ

the same was constructed, and ever since, the petitioner/respondent

herein is in its possession and enjoyment.

9. As averred in the affidavit filed in support of the writ petition,

it is the case of the petitioner/respondent herein that one Sri Mamilla

Krishna Reddy, who was the father of Smt.C.Kamsamma, was the

original owner and possessor of the land as he has purchased the

same from its earlier owner one Sri Hzaratulla by a registered sale

deed bearing document No.6041, dated 5th Aban, 1358 Fasli, and the

said property is given to Smt.C.Kamsamma by way of pasupu

kumkuma at the time of her marriage. Afterwards, when there was a

claim by her sisters also for the property, the said Kamsamma had

filed a suit for declaration of title, in O.S.No.252 of 1990 on the file of

Subordinate Judge, Ranga Reddy District, and the said suit was

decreed by a judgment and decree dated 15.03.1991. Thereafter,

she entered into development agreement with M/s.Naveen

Constructions on 4th January 1993, to develop the said property and

obtained permission from the Municipal Corporation of Hyderabad to

construct an apartment complex, vide permission bearing No.415/12,

dated 12th February 1993. The petitioner/ respondent herein has

availed housing loan from Canara Bank and having paid the said

amount to the vendor of the land, she got constructed the flat in

question and is in possession of the same by letting out to a tenant.

HCJ (AAJ) & NVSKJ

10. At this stage, respondent/appellant herein has issued the notice

dated 11th January 2001, in exercise of powers under Section 5-A (1)

of the Act, alleging that the Airports Authority has got surveyed the

land in Survey No.15 and it was found that the building in question is

constructed by encroaching upon its land to an extent of 570 Square

yards, as such, directed the petitioner/respondent herein to remove

these flats. Initially, the petitioner/respondent herein sent a telegram

dated 13.02.2001, thereafter, through an Advocate, got filed a detailed

representation dated 24.02.2001, questioning the authority of the

respondent/appellant herein in invoking the provisions of Act.

After filing of explanation by the petitioner/respondent herein,

the respondent/appellant has issued the notice dated 26.04.2001 in

exercise of powers under Section 5-A (2) of the Act, directing the

petitioner/respondent herein for removal of her flat. In the aforesaid

notice, it is stated that the land in Survey No.15 of Begumpet village

has been acquired for establishment of Hyderabad Airport by the then

Civil Aviation Department by paying compensation and the said land

is now in possession of the Airports Authority, as such, the land in

Survey No.15 is the public premises and being encroached by Archana

Apartments, which had constructed in Survey No.15 but not in Survey

No.19 and the representation of the petitioner/respondent herein was

not considered. Consequently, orders were issued for removal of said

flats.

HCJ (AAJ) & NVSKJ

11. In the writ petition, it is the case of the petitioner/respondent

herein that the said apartments are constructed in the land covered

by Survey No.19, but not in Survey No.15. It is submitted that after

purchase of the land by one Mamilla Krishna Reddy through a

registered sale deed bearing document No.6041, dated 5th Aban, 1358

Fasli, the name of said Krishna Reddy is recorded in all the revenue

records right from the Khasra Pahani of 1954-55, and after the said

land was given in pasupu kumkuma to Smt.C.Kamsamma, her name

was also recorded in all the subsequent pahanis prepared for

Begumpet village. It is also the case of the petitioner/respondent

herein that when there was an interference by the National Airports

Authority, the vendor of the petitioner/respondent herein i.e.

Smt.Kamsamma has filed the suit in O.S.No.137 of 1991 on the file of

the I Additional Sub-Judge, Ranga Reddy District, and the said suit

was decreed by a judgment and decree dated 16th July 1997. It is

submitted that when the respondent/appellant herein has lost its

claim in Civil Proceedings, it is not open for them to invoke the

provisions under the Act, and deprive the petitioner/respondent

herein of her property, by resorting to summary inquiry contemplated

under the said Act. It is the case of the petitioner/respondent herein

that as much as the apartment complex is constructed in Survey

No.19 of Begumpet village, but not in Survey No.15 as claimed by the

respondent/appellant herein, which is beyond the scope of the

provisions contained under the Act to resolve such disputes and to

order for removal of structures. It is submitted that in view of the HCJ (AAJ) & NVSKJ

long-standing possession of the vendor of the petitioner/respondent

herein and the petitioner/respondent herein after construction of the

flat in question, if there is any claim by the respondent-

Authority/appellant herein, it is for them to approach the competent

Civil Court to establish their claim, but at the same time, they cannot

pass any order unilaterally, presuming that the property in question is

'public premises' within the meaning of Section 2 (e) of the Act.

12. On behalf of respondent/appellant herein, counter affidavit was

filed by the Senior Manager (Law). In the counter, while generally

denying the allegations of the petitioner/respondent herein,

it is stated that during the course of inquiry under the provisions of

the Act, the claim of the petitioner/respondent herein was that she

has purchased the ownership rights in Survey No.19 and Archana

Apartments are constructed in Survey No.19, which is outside the

Airports Authority owned land. It is stated that in support of her

claim, the petitioner/respondent herein has submitted several

documents, but all the documents pertain to Survey No.19 and they

are nothing to do with Survey No.15. While referring to the telegram

dated 13th February 2001 issued by the petitioner/respondent herein

and the reply dated 24th February 2001 issued on behalf of the

petitioner/respondent herein, it is stated that as much as all the

documents produced by the petitioner/respondent herein relate to

Survey No.19, but not 15, as such, respondent/appellant herein has

issued orders for removal of the structures which are constructed in HCJ (AAJ) & NVSKJ

Survey No.15. It is stated that since the petitioner/respondent's claim

of title is over Survey No.19 and the Airports Authority's claim of title

is over Survey No.15, there is no dispute regarding title of their

respective land and it is only identification of property in question,

as such, the respondent/appellant herein is within its powers for

invocation of provisions under the Act. It is also stated that the

survey report submitted by the revenue authorities, dated 10th August

2000, also shows that the land covered by Survey No.15 belongs to

the Airports Authority, and therefore, no conflicted question of law or

fact arise for consideration, but it is only the question of identification

of the land. Further, with regard to suit in O.S.No.137 of 1991, it is

stated that the said suit pertains to the land belonging to Survey

No.19, but not 15.

13. A reply affidavit was also filed on behalf of the petitioner/

respondent herein, reiterating that the land in question has been in

possession and enjoyment of the petitioner/respondent herein and her

predecessors in title, for more than 50 years. It is also stated that no

notice was given to the petitioner/respondent herein before

conducting survey by the revenue authorities, as referred in the

counter affidavit. It is further stated that the suit schedule property

in O.S.No.137 of 1991 relates to the same property in which the

petitioner/respondent's flat was constructed.

HCJ (AAJ) & NVSKJ

CONTENTIONS OF THE LEARNED COUNSEL FOR THE PETITIONERS IN THE

WRIT PETITION:

14. It is contended by the learned counsel appearing for petitioners/

respondents herein in the batch of cases, that the petitioners/

respondents herein have purchased the undivided share of land and

got constructed the residential complex in the land covered by Survey

No.19, but not Survey No.15. It is submitted that the title and

possession of petitioners/respondents herein and their vendor is

traceable to last more than 50 years, which is evident from various

public documents issued by the revenue and Municipal authorities.

Referring to such documentary evidence, it is submitted by the

learned counsel that when there is a serious dispute with regard to

title and possession of property in question, the respondent/appellant

herein has no authority or jurisdiction to invoke the provisions under

the Act and deprive the petitioners/respondents herein of their land,

and such action on the part of respondent/appellant herein is illegal

and arbitrary, and also runs contrary to the object of the very

Legislation. It is submitted that the predecessor of the

petitioners/respondents herein in title Smt.Kamsamma was in actual

physical possession of the land and the building was constructed

thereon, and when there was interference by the

respondent/appellant herein, she filed suit during her lifetime in

O.S.No.137 of 1991, and there was no dispute that on the very same

property, the flats in question were constructed. It is submitted that

when the suit was filed by the predecessor in title of the HCJ (AAJ) & NVSKJ

petitioners/respondents herein is decreed and when such judgment

and decree has become final, it is not open for the

respondent/appellant herein to invoke the provisions under the Act,

so as to deprive them of their property in illegal and

high-handed manner. It is submitted that having regard to the object

of the Legislation, it is not intended to decide the complicated

questions of title and possession, and if the respondent/appellant

authorities herein are having any right over the land in question,

it is for them to approach the competent Civil Court to establish title.

In support of their contentions, the learned counsel for petitioners/

respondents herein has placed reliance on the judgments rendered in

the case of S.R.B.Gaikwad V. The Union of India 1, Govt. of A.P. V.

Thummala Krishna Rao & another 2, M/s.Shree Bajrang Hard Coke

Manufacturing Corporation V. Ramesh Prasad & others 3,

Madhya Pradesh Electricity Board V. Badri Prasad & others 4 and

State of Rajasthan V. Padmavati Devi & others 5.

CONTENTIONS OF THE LEARNED COUNSEL FOR THE RESPONDENTS-

AIRPORTS AUTHORITY IN THE WRIT PETITION:

15. Per contra, it is contended by Sri E.Madanmohan Rao, learned

counsel appearing for the respondent-Airports Authority that as much

as it is not in dispute that the land covered by Survey No.15 is the

land belonging to the respondent/appellant-Authority and the same

AIR 1977 BOMBAY 220

AIR 1982 SC 1081

AIR 2003 JHARKHAND 17

AIR 2003 MP 256

1995 Supp (2) SCC 290 HCJ (AAJ) & NVSKJ

was acquired for Hyderabad Airport, in that view of the matter,

as the petitioners/respondents herein got constructed their flats by

encroaching into the land belonging to the respondent/appellant

herein, they have rightly invoked the provisions under the Act and

ordered for removal of said structures. It is submitted that as all the

documentary evidence filed by the petitioners/respondents herein are

not helpful to the petitioners/respondents herein in support of their

claim for title and possession. It is further submitted by the learned

counsel that in view of the provision contained under Section 15 of the

Act, there is a bar on the respondent/appellant-Airports Authority on

approaching the Civil Court, and in that view of the matter, the only

remedy available to the respondent/appellant herein is to invoke the

provisions of the Act, so as to remove the unauthorized structures.

In support of his argument, the learned counsel has relied upon the

judgments rendered in the case of S.Lingamaiah V. State of A.P. 6,

Ashoka Marketing Ltd. V. Punjab National Bank and others 7, and

Hari Singh & others V. The Military Estate Officer 8.

16. After taking into consideration the aforementioned various

judicial pronouncements, the learned Single Judge has allowed the

writ petitions holding as under:

"22. For the aforesaid reasons, as this Court is of the view that the respondents are not empowered to decide such complicated questions of title and

2004 (3) ALT 276

AIR 1991 SC 855 (1)

AIR 1972 SC 2205 HCJ (AAJ) & NVSKJ

possession which are involved having regard to the pleas of the petitioners herein, the impugned orders are liable to be quashed.

23. Accordingly, all the writ petitions are allowed, declaring the initiation of proceedings against the petitioners under the provisions of the public Premises (Eviction of Unauthorised Occupations) Act, 1971 as illegal, and consequently, the impugned orders issued under Section 5-A (2) of the said Act against the petitioners in all these writ petitions, are hereby quashed. No order as to costs."

17. Assailing the said common order, the present appeals have been

preferred by the appellant/respondent.

SUBMISSIONS OF THE LEARNED COUNSEL FOR THE APPELLANT:

18. The learned Senior Counsel Mr. E.Madan Mohan Rao, appearing

for the appellant would submit that the learned Single Judge has not

properly considered the factual legal contentions raised in the writ

petition and came to a wrong conclusion that there is a bona fide

dispute of title and the issue to be adjudicated in Civil Courts,

whereas it is nothing but dispute of survey/boundary/identification of

the property in respect of the land bearing Sy.No.15 held by the

Airport Authority which can be resolved by the authority concerned

under the Act 40 of 1971 as the Tribunal can decide the issue whether

the property is public premises or not. He further submitted that the

petitioners/respondents herein are claiming the land in Sy.No.15 as

the land bearing Sy.No.19 by illegally occupying the same in Sy.No.15 HCJ (AAJ) & NVSKJ

and therefore, the appellant authority have initiated eviction

proceedings under Section 5 of the Act by a notice dated 11.01.2001

and passed eviction order dated 19/26.04.2001. It is further

submitted that the suit in O.S. No.137 of 1991 is only an injunction

suit in respect of the land bearing Sy.No.19 of Begumpet village not to

dispossess the respondents' vendor except in accordance with law but

not declaration of title over the property. Eventually he sought to

allow the writ appeals by setting aside the impugned common order.

SUBMISSIONS OF THE LEARNED COUNSEL FOR THE RESPONDENTS

19. On the other hand, the learned Senior Counsel appearing for

the respondents herein submitted that the learned Single Judge after

considering the factual legal contentions raised by the learned counsel

for the appellant herein in the writ petitions and after taking into

consideration the various judicial pronouncements, has rightly passed

the impugned order and therefore no interference of this Court is

warranted with the impugned common order and sought to dismiss

the appeals.

20. Heard the learned Senior Counsel on either side and perused

the material made available on record.

ANALYSIS AND CONCLUSIONS:

21. Having gone through the impugned common order passed by

the learned Single Judge, it is apposite to note that since the

impugned order dated 26.04.2001 in the writ petition has been passed HCJ (AAJ) & NVSKJ

under Sub Section (2) of Section 5-A of the Act, the learned Single

Judge had preliminarily considered the Statement of Objects and

Reasons of the Act and found to be held as under:

"10. Before I consider the respective contentions of the learned counsel for the parties, I deem it appropriate to refer to the Statement of Objects and Reasons of the Public Premises (Eviction of Unauthorised Occupations) Act, 1971. This Act was enacted to provide for a speedy machinery for eviction of unaurhorised occupants of public premises. In the said objects, it is stated that it has become impossible for Government to take expeditious action even in flagrant cases of unauthorized occupation of public premises - and recovery of rent or damages for such unauthorized occupation. It is therefore, considered imperative to restore a speedy machinery for the eviction of persons who are in unauthorized occupation of public premises, keeping in view, at the same time, the necessity of complying with the provisions of the Constitution and the judicial pronouncement. "Premises" is defined under Section 2 (c) and "Public Premises" is defined under Section 2 (e) of the said Act. As evident from the definition under Section 2 (e) of the Act, any premises belonging to, or taken on lease or requisitioned by or on behalf of the Central Government, and includes any such premises which have been placed by the Government, whether before or after the commencement of the Public Premises (Eviction of Unauthorised Occupants) Amendment Act, 1980, under the control of the Secretariat of either House of Parliament for providing residential accommodation to any member of the staff of that Secretariat. Further, it also includes any premises belonging to, or taken on lease by or on behalf of any HCJ (AAJ) & NVSKJ

Company in which not less than 51% of the paid-up share capital is held by the Central Government or any Company which is a subsidiary of the Government Company, and also includes any premises belonging to any Corporation or a local authority established by or under a Central Act and owned or controlled by the Central Government.

11. In that view of the matter, the definition pre supposes that the premises shall belong to the Government or the Government-owned Company, so as to construe the same as a 'public premises', and the said Legislation is enacted for the purpose of taking steps for eviction and removal of constructions on such public premises. Section 5 of the said Act empowers the authorities to order eviction of the unauthorized occupants, whereas Section 5-A empowers the authorities to remove the unauthorized constructions, etc."

22. Admittedly, it is not in dispute that the appellant's land is

claimed to be fallen in Sy.No.15 and whereas the land claimed by the

petitioners/respondents herein is fallen in Sy.No.19 of Begumpet

village. It is the specific case of the appellant that the learned Single

Judge has not properly considered the factual legal contentions raised

in the writ petitions and has come to a wrong conclusion that there is

a bona fide dispute of title. At this juncture, it is pertinent to note

here that it is the specific case of the petitioners/respondents herein

that the flats in question are forming part of apartment complex

constructed in Sy.No.19 of Begumpet village and the predecessor in

title of the petitioners/respondents herein were found to be in HCJ (AAJ) & NVSKJ

possession for the last more than 50 years. To substantiate the claim

of the petitioners/respondents herein they have filed various public

documents namely, Khasra Pahani for the year 1954-55 and

subsequent pahanis, wherein, Smt. Kamsamma's father was shown to

have been in possession of the land in question covered by the Survey

No.19 and also Smt.Kamsamma, after the said land was given to her

by way of pasupu kumkuma at the time of her marriage.

23. Further, it is not out of place to note here that when there was

an interference by the appellant authorities with regard to possession

of Smt.Kamsamma, she filed a suit in O.S. No.137 of 1991 wherein a

written statement was filed on behalf of the defendants No.3 therein,

who is the appellant herein, stating that the suit land does not fall in

Survey No.19 but is part of Survey No.15 of Begumpet village and did

not choose to contest the matter and subsequently the said suit was

decreed by a judgment and decree dated 16.07.1997.

24. It is the further case of the appellant that it is a dispute of

survey/boundary/identification of the property in respect of the land

bearing Sy.No.15 held by the appellant which can be resolved by the

authority concerned under the provisions of the Act as the Tribunal

can decide the issue whether the property is public or not. In this

regard, it is not out of place to observe that it has been stated in the

counter affidavit filed in the writ petition that the proceedings have

been initiated pursuant to the survey conducted by the Assistant

Director of Survey and Land Records, Ranga Reddy District, who has HCJ (AAJ) & NVSKJ

addressed a letter dated 10.08.2000, but it is found to be conducted

without issuing any notice to the affected persons, who is none other

than the petitioners/respondents herein, as such there is no basis for

initiation of the proceedings against the petitioners/respondents

herein.

25. The learned Senior Counsel appearing for the appellant has

vehemently argued that the petitioners/respondents herein are

claiming the land in Sy.No.15 as the land bearing Sy.No.19 by illegally

occupying the same and therefore, the appellant authority have

initiated eviction proceedings under the provisions of the Act. From

the above submission itself it is clear that there is serious dispute

between the parties with regard to the title and possession of the land

in question. Further it could be culled out from the record that the

appellant authorities themselves have addressed the survey

authorities to decide the boundary dispute by demarcating the land

covered by Sy.No.15 as well as 19, which itself also indicates that

there was a boundary dispute with regard to land covered by

Sy.Nos.19 and 15. At the cost of reiteration, it is to be noted here that

the proceedings were initiated by the appellant authorities pursuant

to the survey conducted by the Assistant Director of Survey and Land

Records, Ranga Reddy District and the said survey is found to be an

ex parte survey and based on which the appellant authorities cannot

invoke the provisions under the Act.

HCJ (AAJ) & NVSKJ

26. In view of the above, the learned Single Judge has rightly

appreciated the case on hand and the objective of the Legislation and

the provisions contained therein and held that "Having regard to the

objective of the said Legislation and the provisions contained therein,

it is designed and intended for ordering evictions and removal of

encroachments in cases where there is no dispute with regard to title

and possession of property in question. The powers conferred on the

authorities under the said Legislation are only to order eviction and

removal of constructions with regard to premises which belong to them.

But in cases, where there is a bona fide dispute with regard to

title/boundaries of the land belonged to the Government or its

Corporations or Companies, such disputes are outside the scope of said

Legislation, and the authority constituted under the said enactment

cannot be said to have jurisdiction to embark upon the domain of the

Civil Court for the purpose of adjudicating civil disputes, the power of

which, is exclusively vested in such Courts, and it would be

unreasonable to allow such authority to decide such disputes by

invoking the provisions of the Public Premises (Eviction of Unauthorised

Occupations) Act, 1971, which provides for a summary procedure to

conduct inquiry and order for eviction and removal of constructions.

In that view of the matter, when the said provisions are read with

reference to the object of the Legislation, it is clear that the said piece of

Legislation never intended to give its authorities the power to decide

such complicated questions of title disputes, so as to decide the same

by passing orders under Section 5 of the said Act."

HCJ (AAJ) & NVSKJ

27. Coming to the aspect of consideration of the legal position,

the learned Single Judge has considered the following judgments,

which are taken note of hereunder.

28. In the judgment in the case of S.R.B.Gaikwad (1 supra),

a Division Bench of Bombay High Court, while considering the scope

of the definition of 'public premises' under Section 2 (e) of the Public

Premises (Eviction of Unauthorised Occupations) Act, 1971, has held

to the effect that 'public premises' means any premises belonging to or

taken on lease or requisitioned by or on behalf of the Central

Government. In the said judgment, it is further held that the

enactment, as indicated in the preamble, is intended to provide for

eviction of unauthorized occupants from public premises and for

certain incidental matters. The enactment is not so much concerned

with the title as with the possessory rights vested in the Central

Government, and Section 2 (e) only indicates the sources by which

such right to possession can be acquired, one such being, the taking

of the premises on lease, from its owner. The definition, thus, is

descriptive of the source or origin of the possessory rights acquired by

the Central Government. It is the continuance of the vesting of this

possessory right in Government and not so much more the origin

thereof, that makes any premises, a public premises under the Act.

In the same judgment, it is held that the enactment is thus aimed at

ensuring the continuance of possessory rights acquired through the

modes indicated in the definition clause.

HCJ (AAJ) & NVSKJ

29. In another judgment in the case of Govt. of A.P. V. Thummala

Krishna Rao (2 supra), while elaborately considering the scope of

similar such provision under Sections 6 and 7 of the A.P. Land

Encroachment Act, 1905, the Hon'ble Supreme Court has held as

under :

"The summary remedy for eviction which is provided for by S.6 of the Act can be resorted to by the Government only against persons who are in unauthorized occupation of any land which is "the property of Government". If there is a bona fide dispute regarding the title of the government to any property, the Government cannot take a unilateral decision in its own favour that the property belongs to it, and on the basis of such decision take recourse to the summary remedy provided by S.6 for evicting the person who is in possession of the property under a bona fide claim or title. The summary remedy prescribed by S.6 is not the kind of legal process which is suited to an adjudication of complicated questions of title.

Held, that the questions as to the title to the three plots could not appropriately be decided in a summary inquiry contemplated by Ss.6 and 7 of the Act. The long possession of the respondents and their predecessors- in-title of those plots raised a genuine dispute between them and the Government on the question of title, remembering specially that the property, admittedly, belonged originally to the family of Nawab Habibudin from whom the respondents claimed to have purchased it. The question as to whether the title to the property came to be vested in the Government as a result of HCJ (AAJ) & NVSKJ

acquisition and the further question whether the Nawab encroached upon that property thereafter and perfected his title by adverse possession had to be decided in a properly constituted suit and until the Government succeeded in establishing its title to the property, the respondents could not be evicted summarily."

30. In the case of M/s.Shree Bajrang Hard Coke Manufacturing

Corporation (3 supra), wherein, a Division Bench of Jharkhand High

Court, while considering the scope of provision under Section 5 of the

Public Premises (Eviction of Unauthorised Occupations) Act, 1971,

has held in paras 14 and 19 as under :

"14. From what has been discussed and quoted above, it is abundantly clear that an authority under the aforementioned Act has a very limited jurisdiction and it has to determine only a dispute that may arise, vis-à-vis a public premises. Upon an application made before it, it has to proceed in a summary disposal thereto. The question, as to whether the area formed part of the Royal Tisra Colliery or not, consequently making it a public premise is a question that becomes the focal point of the instant case and it, therefore, obviously involve determination/finding of fact. Undoubtedly, while attempting to come to such finding, the authority may be faced with complicated question of title as is involved in the instant case. The authority in the aforementioned case cannot be said to have the jurisdiction to embark upon the domain of the Civil Court for the purposes of adjudicating on a question of a complicated title, which can only be done by a Civil Court. It would be extremely unreasonable to allow a HCJ (AAJ) & NVSKJ

Court vested with summary procedure to give a finding, which can only be arrived at by a Civil Court having the necessary judicial competence.

19. .....Now, under Section 5 of the aforementioned Public Premises (Eviction of Unauthorised Occupants) Act, 1971, it is clear that a Estate Officer after following the procedure required to be followed therein and after reaching to a conclusion that a person is in unauthorized occupation of a public premises, he may make an order of eviction. The catch words that cannot be lost track of in this provision are that, all that the Estate Officer is required to do is that he must come to a conclusion that a person is in occupation of an area which is already confirmed or which has already been declared to be a public premises. He cannot nor does he have the jurisdiction to identify a particular piece of property and then give a finding that, that piece of property is a public property. This power is vested only with a Court of competent civil jurisdiction and not in a statutory authority, such as Estate Officer, who has been conferred only with summary powers. If such Estate Officers are allowed to give such finding, it would amount to conferring them with the powers of adjudication and delivery of judgments within the meaning of Section 2(a) read with provisions of Order XIV of the Code of Civil Procedure and/or principles/provisions analogous thereto."

31. In the case of State of Rajasthan (5 supra), wherein,

the Hon'ble Supreme Court, while considering the provisions under

Section 91 of Rajasthan Land Revenue Act, 1956, which provides for

summary proceedings for eviction of unauthorized occupants,

has observed that where there is a bona fide dispute, the matter HCJ (AAJ) & NVSKJ

cannot be decided under the said Section, and it is held that in such

cases, proper course would be to have the matter adjudicated by the

competent Court of Law.

32. Taking into consideration the above all referred judgments the

learned Single Judge has observed at para 17 of the impugned order

as under:

"17. All the above referred judgments support the case of the petitioners as much as there is abundant material in support of their plea that the constructed portions fall within the land covered by Survey No.19, but not 15. When such a plea is raised, in view of the judgments referred above, it is not open for the respondents to record a finding to the effect that such piece of land is covered by Survey No.15 and to order removal of constructions by the authority under the Act. In view of the material placed on record on behalf of the petitioner, it is a clear case where there is a bona fide claim of the petitioners with regard to their plea that the constructions are in Survey No.19, but not in

15. Having regard to such a plea, it is not open to the respondents to initiate proceedings under the Public Premises (Eviction of Unauthorised Occupations) Act, 1971, and order eviction."

33. On behalf of the appellant, the learned counsel placed reliance

on the judgment in the case of Ashoka Marketing Ltd. (7 supra), and

also in the case of Hari Singh & others (8 supra) and the learned

Single Judge while considering the same has observed at para Nos.18,

19 and 20, which reads as under:

HCJ (AAJ) & NVSKJ

"18. The learned counsel for respondent has relied on the judgment in the case of Ashoka Marketing Ltd. (7 supra), wherein, the Hon'ble Supreme Court has held that the Nationalised Bank is a Corporation established by a Central Act and it is owned and controlled by the Central Government. As such, the premises belonging to such banks are the 'public premises' within the meaning of Section 2(e)2(ii) of the Public Premises Act.

19. Reliance is also placed in the case of Hari Singh & others (8 supra). In the said judgment, by upholding the Legislative competency to enact such a law, the Hon'ble Supreme Court has held that the word 'premises' as used in Section 2 (c) of the Act would apply to agricultural land also.

20. The questions, which fall for consideration in the aforesaid two judgments relied upon by the learned counsel for the respondent-Authority, would not render any assistance in support of his plea, having regard to the facts and circumstances of the cases on hand."

34. Eventually, the learned Single Judge has considered the

argument advanced on behalf of the appellant herein that in view of

the provision under Section 15 of the Act there is a bar on them to

approach the Civil Court and held at para 21 as under:

"21. Though a further argument is advanced by the learned counsel for respondent that in view of the provision under Section 15 of the Public Premises (Eviction of Unauthorised Occupations) Act, 1971, there is a bar on them to approach the Civil Court, but it is very difficult to accept such contention advanced by the learned counsel. As per the provisions under Section 15 of the Act, there is a bar of jurisdiction created on the HCJ (AAJ) & NVSKJ

Courts only in respect of orders passed under the said Act. Upon a reading of the said provision, it is very clear that it creates a bar on the Courts to entertain any suit or proceeding in respect of eviction of any person who is in unauthorized occupation of any public premises or in respect of removal of any building, structure or fixture or goods, cattle or other animal from any public premises etc. But, when there is a dispute with regard to title and possession of the very public premises, this bar created under Section 15 of the Act would not come in the way of respondents to seek declaration with regard to title and possession, in the event of any disputes with regard to boundaries of the public properties. As such, the contention advanced on behalf of the learned counsel cannot be accepted."

35. In the case on hand, the appellant/respondent authorities have

issued the impugned proceedings dated 19/26.04.2001 in the writ

petition after the constructions were over. The appellant/respondent

authorities ought to have taken steps when the constructions were in

progress on the disputed site, however, issued the impugned

proceedings in the writ petition belatedly that too after constructions

were completed.

36. It is pertinent to note here that the learned Single Judge has

observed that the survey was conducted without issuing any notice to

the affected persons. However, the learned Single Judge while

referring to the judgments in support of the case of the petitioners/

respondents herein and on the basis of the material in support of HCJ (AAJ) & NVSKJ

their plea observed that the constructed portions on the subject lands

fall within the land covered by Survey No.19 but not in Survey No.15.

37. The core issue involved in these appeals, which falls for

consideration, is the very identification of the disputed property and

clear demarcation of boundary, which is only possible by way of

proper survey and thereby rights of the parties would be determined.

In view of the same, the parties are left open to pursue their remedies

as available under law.

38. On the analysis supra and for the aforementioned reasons,

the findings recorded by the learned Single Judge to the extent that

the appellant authorities have not empowered to decide such

complicated questions of title and possession which are involved

having regard to the pleas of the petitioners/respondents herein and

declaring the initiation of proceedings against the petitioners/

respondents herein under the provisions of the Act as illegal,

we do not find any reason to interfere with the impugned common

order dated 22.09.2009.

39. In the result, the Writ Appeals No.1052, 1053, 1054, 1055 and

1056 of 2010 fail and accordingly are dismissed in terms of the above,

leaving it open to the parties to avail their remedies as available under

law, if so desired. There shall be no order as to costs.

HCJ (AAJ) & NVSKJ

Miscellaneous applications pending, if any, shall stand closed.

___________________________ ALOK ARADHE, CJ

___________________________ N.V. SHRAVAN KUMAR, J Date: 06-02-2024

Note: L.R. Copy be marked.

B/o.

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 : Media

 
 
Latestlaws Newsletter