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

S. Mohan, vs M/S. Lahari Infrastructure Private ...
2024 Latest Caselaw 2485 Tel

Citation : 2024 Latest Caselaw 2485 Tel
Judgement Date : 3 July, 2024

Telangana High Court

S. Mohan, vs M/S. Lahari Infrastructure Private ... on 3 July, 2024

Author: P.Sree Sudha

Bench: P.Sree Sudha

      THE HONOURABLE SMT. JUSTICE P.SREE SUDHA

     CIVIL MISCELLANEOUS APPEAL No.455 & 456 of 2023

COMMON JUDGMENT:

These Civil Miscellaneous Appeals are filed against the

Order dated 20.07.2023 in I.A.Nos.194 & 234 of 2023 in

O.S.No.61 of 2023, passed by the learned Additional Senior Civil

Judge, Medchal-Malkajgiri District, Medchal.

2. Respondent No.1 herein represented by its authorized

signatory has filed an application in I.A.No.194 of 2023 in

O.S.No.61 of 2023, for grant of temporary injunction against the

petitioners and respondent No.2 and restraining them from

interfering with the peaceful possession and enjoyment of the

suit schedule property. They have also filed another application

in I.A.No.234 of 2023 in O.S.No.61 of 2023, for grant of

temporary injunction against petitioners from alienating or

creating third party interest over the suit schedule property in

any manner whatsoever during the pendency of the main suit.

The trial Court considering the arguments of both sides, allowed

both the applications. Aggrieved by the said Order, respondents

therein preferred the present Civil Miscellaneous Appeals.

3. Initially, respondent No.1 herein has filed the suit in

O.S.No.61 of 2023, against petitioners and respondent No.2,

seeking permanent injunction and to declare the sale deed,

rectification deed, gift deed and development agreement cum

General Power of Attorney as null and void. During the

pendency of the said suit, injunction petitions are filed by

respondent No.1. Respondent No.1/plaintiff in the suit stated

that they are the absolute owners and possessors of the land

admeasuring 3025 Sq.yrds (comprising of 1815 Sq.yrds and

1210 Sq.yrds in Sy.No.151), situated at Bachupally Village and

Mandal, Medchal Malkajgiri District. Initially one Mohammadi

Begum, Mir Akbar Ali, Mir Jahangir Ali, Shoukat begum, Mir

Sajjid Ali, Mir Abid Ali, Mir Nazir Ali and Khadija Begum

(represented by their mother and natural guardian Mohammadi

Begum), executed a registered sale deed on 08.01.1969, vide

document No.20 of 1969, in favour of one K.Raja Reddy,

K.Venkat Reddy, K.Bal Reddy and K.Parma Reddy (all are sons

of one K.Bhadra Reddy), conveying land admeasuring

Acs.154-02 gts, situated at Bachupally Village, Medchal Taluq,

Hyderabad District.

4. They further stated that on 24.07.1989, the legal heirs of

K.Raja Reddy, as group D-1, K.Parma Reddy along with his

daughters and grandson as group D-2, K.Venkat Reddy along

with his sons and grandson K.Peda Bhadra Reddy as group D-3

and K.Bal Reddy along with his sons as group D-4, executed an

agreement by entering into family partition/settlement between

them into four equal shares out of larger extent and Group D1,

D3 and D4 got Acs.38-00 gts and Group D2 got Acs.38-02 gts.

The said partition was confirmed by the learned II-Additional

Senior Civil Judge, Ranga Reddy District at L.B.Nagar in

I.A.No.1825 of 2002 in O.S.No.660 of 1999 and also in

arbitration O.P.No.327 of 2013. By virtue of the said partition,

the vendors' of their vendor acquired entire extent of land

admeasuring Acs.14-31 gts in Sy.No.151 of Bachupally Village.

5. Respondent No.1/plaintiff further stated that

K.Seetharam Reddy, having acquired title along with his son

K.Raja Reddy, executed registered sale deed dated 07.10.2002,

vide document No.8543 of 2002, measuring an extent of

Acs.5-00 gts out of Acs.14-31 gts in favour of Sukhavasi Radha

Krishna and Sukhavasi Kamala Kumari, who are vendors of

their vendor. Subsequently, Sukhavasi Radha Krishna and

Sukhavasi Kamala Kumari, executed registered sale deed dated

15.03.2013 vide document No.6810 of 2013, in favour of

M/s.Nakhat Real Estate Private Limited, represented by its

Managing Director Hanumammal Nakhat, to an extent of

Ac.1-21 gts out of Acs.5-00 gts in Sy.No.151. Thereafter,

M/s.Nakhat Real Estate Private Limited filed an application

before the Special Grade Deputy Collector and Revenue

Divisional Officer, Malkajgiri Division, Ranga Reddy District, for

conversion of land from agriculture to non-agricultural usage in

respect of land admeasuring Ac.1-21 gts in Sy.No.151 and the

same was approved by R.D.O, vide proceedings No.L/1706/16.

Later, M/s.Nakhat Real Estate Private Limited, executed two

registered sale deeds vide documents No.8442 of 2016 and

10298 of 2018 dated 13.10.2016 and 08.05.2018, for an extent

of 1815 Sq.yrds and 1210 Sq.yrds respectively, in their favour.

From the date of purchase, they are in peaceful possession and

enjoyment of the property admeasuring 3025 Sq.yrds by

erecting blue sheets and it is not encumbered nor parted in

respect of the above said land. The original photographs of the

suit schedule property are filed before the Court.

6. The respondent No.1/plaintiff further stated that in view

of the above sale deeds, they became absolute owners of the

land admeasuring 3025 Sq.yrds and it was referred as suit

schedule property. On 17.02.2023, the henchmen of the

petitioners No.6 and 7 herein tried to interfere with their

peaceful possession of the suit property and their workers

resisted their acts. The employees of respondent No.1's

Company also tried to lodge complaint against petitioners No.6

and 7, but P.S.Bachupally, denied to take complaint as it is a

dispute of civil in nature and thus they approached the

Advocate for legal opinion and it was informed that petitioners

have no right, title or interest over the suit land, as group-D3 of

K.Venkat Reddy acquired Acs.38-00 gts of land as per the family

partition dated 24.07.1989 and further on prior execution and

after execution of the said agreement, they sold the entire land

i.e., K.Venkat Reddy, along with his sons through General

Power of Attorney executed the document bearing No.917 of

1989, K.Narsimha Reddy executed the registered sale deed

bearing document No.9195 of 1993, dated 30.08.1993, K.Veera

Reddy and K.Bhupal Reddy executed registered sale deed vide

document No.9228 of 1993 dated 30.08.1993, K.Veera Reddy

and K.Bhupal Reddy executed registered sale deed vide

document No.9229 of 1993 dated 30.08.1993 and K.Bala

Krishna Reddy executed registered sale deed vide document

No.9230 of 1993 dated 30.08.1993. K.Venkat Reddy executed

registered sale deed vide document No.1720 of 1996 dated

30.11.1996 and thus K.Venkat Reddy and his sons branch

belongs to Group-D3 alienated land admeasuring Acs.38-20 gts,

which is in excess of their share of 1/4th share out of 4 shares

purchased through sale deed vide document No.20 of 1969.

7. The respondent No.1/plaintiff also stated that respondent

No.2 and petitioner No.3 can transfer only what they possess

and they have no subsisting right, title, interest and possession

of whatsoever in nature and hence the transaction made by

respondent No.2 and petitioners No.3 in favour of petitioners

No.1 & 2 and 4 to 7, was not valid as per the family

partition/arrangement of agreement dated 24.07.1989. The

respondent No.2 and petitioner No.3 have no land as their

family members have alienated their share of land admeasuring

Acs.38-00 gts prior to execution of the above said sale deeds.

Respondent No.2 herein was in peaceful possession and

invested huge profits over the suit schedule property. They have

also filed an application before the Hyderabad Metropolitan

Development Authority, seeking to cancel/revoke the Building

permission bearing No.032550/R1/U6/HMDA/04012020 dated

31.08.2020, issued in favour of petitioner No.7 i.e., Khyathi

Housing Projects Pvt. Ltd and the same is pending and thus

they filed suit for permanent injunction and also to declare the

sale deeds, gift deed and development agreement as null and

void and also requested to grant relief of not to alienate or create

third party interest and also to granted ad-interim injunction

restraining the petitioners from interfering with their peaceful

possession by filing interlocutory applications.

8. In the counter filed by petitioner No.6 herein in I.A.No.194

of 2023, he denied all the material allegations except that are

specifically admitted herein. According to the alleged document

No.29 of 1969, it was clear that Sy.No.151 was having

Acs.14-31 gts of land. He further stated that partition was not

confirmed by the Court in the suit and also in the arbitration

O.P, in fact petition filed under Order 10 rule 1 was allowed,

suit was closed and arbitration O.P was dismissed without any

finding, as such the said two documents cannot became judicial

record and not binding on any party. He also stated that

K.Seetha Rami Reddy was having only Acs.9-10 gts and not

Acs.14-31 gts in Sy.No.151. The facts relating to title and

possession, legality would be disclosed in trial only. The

mutation of the petitioners have been questioned by the

neighbouring land owners in the Hon'ble High Court of Andhra

Pradesh and Telangana and interim suspension of the mutation

was granted in W.Ps.No.40189 of 2017 in W.P.M.P.No.49863 of

2017. The respondent No.1 was failed to prove his title over the

property, interlocutory applications filed by them are not

maintainable in view of suppression of facts. He further stated

that respondent No.2 herein had executed a registered sale deed

in favour of petitioner No.1 vide document No.1098 of 1999 to

an extent of Ac.0-20 gts in Sy.No.151 and it was rectified by

supplementary deed vide document No.5487 of 1999. Petitioner

No.2 herein purchased Acs.0.14.132 gts out of Ac.0-25 gts in

Sy.No.151 of Bachupally village through registered sale deed

vide document No.10757 of 2002 and the same was rectified

vide rectification deed vide No.7673 of 2012. Petitioner No.3 sold

the land admeasuring 2242 Sq.yrds in Sy.No.151 through

registered sale deed vide document No.9558 of 2012 to

petitioners No.4 and 5. Thereafter, they obtained electric

connection vide S.C.No.842812877 and enjoying the ownership

and possession of the property till now. The petitioner No.1 who

is his brother executed a gift settlement deed vide document

No.33 of 2019, in his favour for remaining 708 Sq.yrds and he

had executed development agreement cum General Power of

Attorney vide document No.10356 of 2019 to petitioner No.7 in

respect of the remaining land out of 25 gts. It was also having

its own electric connection bearing No.S.C.No.112827921. All

the documents filed by the petitioners proved their title and

possession over the suit property.

9. He further stated that petitioners herein are the absolute

owners and are in peaceful possession and enjoyment of their

respective lands from the date of purchase and started

construction in their property. The vendors of the petitioners

had also purchased the same through registered sale deeds.

Petitioners are in possession of their respective lands since more

than 13 years and they protected their title by way of adverse

possession. He also stated that respondent No.1 herein has

taken two different stands to prove their saying i.e., vendor of

the petitioners is not having any land according to the family

settlement deed in respect of survey numbers, but at the same

time they agreed that petitioners name was showing in revenue

records and 1-B register and thus respondent No.1 has no right,

title or possession and no title was passed through his vendor

and documents are created for the purpose of creating suit.

10. Petitioner No.6 has also stated the following legal points

for consideration:

i) The suit filed by respondent No.1 is barred by limitation, as

the sale deed was executed in the year 1999 in favour of

petitioner No.1 and now respondent No.1 is seeking for

declaration of documents as null and void i.e., after 19 years.

ii) Respondent No.1 did not file any document regarding their

vendor's vendor title and their vendors' title. Only family

settlement deed does not confirm any title and possession over

the suit property.

iii) The identification of the suit schedule property is also in

dispute. The boundaries shown in the suit schedule property

are incorrect.

iv) The vendor of respondent No.1 had no valid title and there

are no link documents filed by respondent No.1.

v) Respondent No.1 did not challenge the petitioners' title, even

though they are aware of the documents of the petitioners since

1999.

vi) Respondent No.1 filed a sale deed bearing document No.8543

of 2002, i.e., document No.7, which shows that vendor of the

respondent No.1 was having only Acs.9-30 gts, whereas, total

extent in Sy.No.151 was Acs.14-31 gts. Moreover, vendor of

respondent No.1 purchased only Acs.5-00 gts of land out of

Acs.9-10 gts and the extent of respondent No.1 was limited to

30225 Sq.yrds and no document was filed regarding the

remaining land in Sy.No.151.

vii) O.S.No.660 of 1999 and its I.A.No.1825 of 2002, has nothing

to do with the suit and I.A.No.1825 of 2002 was the implead

petition filed under Order 10 rule 1 of C.P.C and it was allowed,

but the suit was closed. Arbitration O.P.No.327 of 2003 was

dismissed without any finding and thus they cannot be looked

into.

viii) The partition deed was not followed, as all the documents

filed by respondent No.1 contained all the survey numbers.

ix) Respondent No.1 failed to establish prima facie case by virtue

of contradicting documents and failed to establish their

possession and enjoyment to the extent of the suit schedule

property and also the irreparable loss and hardship. There is no

balance of conveyance subsisting in their favour.

x) The plaint and affidavit filed by respondent No.1 neither prove

their title nor protect their possession and there is no whisper

regarding partition deed, on which respondent No.1 is relying

and depending.

xi) The respondent No.2 had sold the land measuring an extent

of Ac.0-25gts to petitioners as shown in 1B register and it is to

be considered as title deed. Photographs and electricity

connections shows the possession of petitioners. Respondent

No.1 has not approached the court with clean hands and filed

the suit with bogus transactions. They suppressed the material

facts and they have not made out prima facie case, there is no

balance of conveyance in their favour and they are not entitled

to any relief and thus requested the Court to dismiss

interlocutory applications with exemplary costs.

11. The trial Court observed that the case of respondent No.1

is that they are the absolute owners and possessors of the suit

schedule property. They purchased the same from its owners for

a valuable sale consideration under registered document and

possession was delivered to them. They have also filed an

application for conversion of land from agriculture to non-

agriculture and the same was accorded. Subsequently,

petitioners No.6 & 7, who are no way concerned with the suit

schedule property are trying to interfere with their possession

on 17.02.2023 and on 08.03.2023. Petitioners contended that

respondent No.1 is not in possession and enjoyment of the

petition schedule property, they are the absolute owners and

they are in peaceful possession and enjoyment since the date of

purchase. They started construction in their properties, their

vendors also purchased the same through registered sale deed

and they are in possession for more than 13 years and protected

their title by adverse possession. It was further observed that

the father of petitioner No.3 namely K.Yadi Reddy filed a suit for

partition and separate possession against respondent No.2 vide

O.S.No.660 of 1999 and subsequently it was referred to

arbitrator. On 24.07.1989, there was family settlement and the

same was confirmed by the Order in I.A.No.1268 of 2002 in

O.S.No.660 of 1999 and also in Arbitration O.P.No.327 of 2013.

Respondent No.1 came into possession and enjoyment of the

suit schedule property by way of sale deed filed under Exs.P8

and P10. Further, Ex.P30-Police report shows that when

petitioners interfered with the possession and enjoyment of

respondent No.1 over the suit property, they lodged a complaint.

It was held that it is not the stage to decide the matter on merits

and the scope of the petition is very limited. To avoid

multiplicity of the litigation, to protect the interest of the parties

and considering the documents filed by respondent No.1, as

prima facie case is in their favour, granted temporary injunction

and also directed the petitioners not to alienate the suit

schedule property during the pendency of the suit. Aggrieved by

the said Order, respondents No.2 to 8 therein preferred the

present revision petition.

12. The learned Counsel for the petitioners herein mainly

contended that petitioners No.4 and 5, filed a suit in O.S.No.309

of 2017 for perpetual injunction against the vendors of the

respondents herein and the same was re-numbered as

O.S.No.50 of 2023 and the same is pending. The Order and

decree of the trial Court passed in I.A.No.194 of 2023 in

O.S.No.61 of 2023 is contrary to law. The trial Court failed to

appreciate the facts of case in right prospective and not

considered the documentary evidence of the petitioners herein.

The respondent No.1 has not filed any application under Section

32 of Cr.P.C while filing the suit in O.S.No.61 of 2023 and also

failed to file resolution of the Company. He also contended that

petitioner No.2 purchased the property under Ex.A18. From

1998 onwards she is in possession and enjoyment of the

property. She erected a compound wall with gate, two bore wells

and two electricity connections in the year 2017-18 and it

indicates the continuous un-interrupted possession and

enjoyment over the suit schedule property and thus suit is

barred by limitation. On 19.06.2023, respondent No.1 has filed

a memo before the trial Court, but it was not pressed against

respondent No.2. Further, he relied upon the Judgment of the

Hon'ble Apex Court in the case of Ananthula Sudhakar

Vs.P.Buchi Reddy 1, in which it was held that "Where the title of

the plaintiff is in cloud, a suit for mere injunction without praying

for declaration of title is not maintainable. Suit for bare injunction

is not maintainable when both parties are claiming title on that

too, effective possession cannot be proved." He also relied upon

AIR 2008 SC 2023

the Judgment of the Hon'ble Apex Court in the case of

Jarkhand state Housing Board Vs. Didar singh and

another, 2 in which it was held that "In each and every case

where the defendant disputes the title of the plaintiff it is not

necessary the plaintiff has to seek the relief of declaration. A suit

for mere injunction does not lie only when the defendant raises a

genuine dispute with regard to title and when he raised at cloud

over the title of the plaintiff, then necessarily in those

circumstances plaintiff cannot maintain suit for bare injunction."

He further relied upon the Judgment of the Hon'ble Apex Court

in Civil Appeal No.5577 of 2021, between T.V.Ramakrishna

Reddy Vs. M.Mallappa and another, in which it was held as

follows:

"Suit for perpetual injunction restraining defendants from interfering with plaintiff's peaceful possession and enjoyment of suit property - Held, if matter involves complicated questions of fact and law relating to title, court will relegate parties to remedy by way of comprehensive suit for declaration of title, instead of deciding issue in suit for mere injunction - Issue with regard to title can be decided only after full-fledged trial on basis of evidence that would be led by parties in support of their rival claims."

2019 SAR (Civil) page 37

13. Admittedly, respondent No.1 herein filed the suit for

permanent injunction and also for declaration of documents as

null and void. Therefore, the contention of the petitioners that

suit was filed only for mere injunction and not for declaration of

title is not tenable. During the pendency of the suit, respondent

No.1 filed two applications for grant of ad-interim injunction

and for directing the petitioners not to alienate the suit

properties to third parties during the pendency of the suit.

Except petitioner No.6, no other person filed any counter and he

is only the contesting the party. Petitioner No.6 is the General

Power of Attorney holder of respondent No.2 i.e., son of

K.Venkat Reddy. Respondent No.1 mainly relied upon the

registered sale deed vide document No.20 of 1969, executed by

Mohammadi Begum in favour of sons of K.Bhadra Reddy, for an

extent of Acs.154-02 gts. Later, all the sons of K.Bhadra Reddy,

executed family partition and settlement as detailed in petition

along with their children and grand children as Group-D1 to

D4. Group-D1, D3 and D4 got Acs.38-00 gts each and Group-

D2 got Acs.38-02 gts. They in turn alienated the property to

several persons. The legal heirs of K.Raja Reddy, alienated the

property in favour of Sukhavasi Radha Krishna and Sukhavasi

Kamala Kumari. They in turn sold the property to M/s.Nakhat

Real Estate Private Limited and they sought for conversion of

land from agriculture to non-agriculture purpose and later they

executed two sale deeds in favour of respondent No.1 for an

extent of 1815 Sq.yrds out of 7381 Sq.yrds and another for an

extent of 1210 Sq.yrds out of 7381 Sq.yrds in Sy.No.151.

Respondent No.1 has filed the said sale deed and clearly stated

that from then onwards they are in possession and enjoyment of

the land measuring an extent of 3025 Sq.yrds and they have

also filed photographs to support their contention. They have

also stated that the entire land measuring an extent of 3025

Sq.yrds is the petition schedule property. When petitioners No.6

& 7 interfered with their possession on 17.02.2023 and

08.03.2023, they filed suit for injunction and for declaration of

the documents as null and void. As the Court is dealing with

interlocutory applications, it is for the Court to see whether

prima facie case is met out by the respondent No.1 for granting

of interim orders in their favour.

14. Admittedly, respondent No.1 has filed two sale deeds to

prove their title and filed photographs to prove their possession.

Petitioners mainly contended that sale deed was executed in the

year 1999 and now they sought for declaration after lapse of 19

years and thus suit is barred by limitation. The limitation is to

be decided in the main suit after adducing evidence of both the

parties. They also contended that family settlement deed does

not confer any title or possession over the suit land. In fact,

legal heirs of K.Bhadra Reddy i.e., four sons and his kith and

kin executed several sale deeds in pursuance of the family

settlement. All the groups got Acs.38-00 gts each, except group-

D2, who got Acs.38-02 gts.

15. Petitioners have also contended that identification of the

suit schedule property is also in dispute and boundaries are in

correct. The total extent of the land is Acs.154-02 gts and it was

divided among Groups D1 to D4. Petitioners contended that the

vendors' of vendor of respondent No.1 was having Acs.9-10 gts,

but not Acs.14-31 gts. The vendor of respondent No.1 had

purchased only Acs.5-00 gts and the extent of respondent No.1

is limited to 3025 Sq.yrds. Petitioners also contended that

partition deed was not confirmed in I.A.No.1825 of 2002 in

O.S.No.660 of 1999. In fact, implead application was allowed

and the suit was closed and Arbitration O.P.No.327 of 2013 was

dismissed without any finding. The details of it can be gone

through during the pendency of the main suit. Several other

objections raised by the petitioners can be looked into in detail

and can be dealt with in the main suit after considering the

evidence and documents adduced by both the parties. These

applications are filed only to grant ad-interim injunction and to

grant relief of not to alienate the suit properties to third parties.

When respondent No.1 filed suit for declaration and also to

declare several other documents as null and void, it is for the

Court to protect the title during the pendency of the proceedings

as they proved their title and possession. The trial Court rightly

granted the above two reliefs and allowed the applications. This

Court finds no reason to interfere with the said reasoned order.

16. In the result, these Civil Miscellaneous Appeals are

dismissed, confirming the Order of the trial Court dated

20.07.2023 passed in I.A.Nos.194 & 234 of 2023 in O.S.No.61

of 2023. There shall be no order as to costs.

Miscellaneous petitions pending, if any, shall stand

closed.

_________________________ JUSTICE P.SREE SUDHA

DATE: 03.07.2024 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 : MAIMS

 
 
Latestlaws Newsletter