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

Surendra Singh,Secbad vs Govt.Of Ap,Scy,Rev,Hyd,And 2
2024 Latest Caselaw 3013 Tel

Citation : 2024 Latest Caselaw 3013 Tel
Judgement Date : 31 July, 2024

Telangana High Court

Surendra Singh,Secbad vs Govt.Of Ap,Scy,Rev,Hyd,And 2 on 31 July, 2024

     THE HONOURABLE SRI JUSTICE N.V. SHRAVAN KUMAR

                        W.P. No.26076 of 2013

ORDER:

Questioning the action of the respondents, Registering

Authority, in refusing to register the Plot bearing No.47 admeasuring

266.66 square yards in Sy.No.74/8 situated at East Marredpally

Secunderabad (hereinafter referred to as "the subject property") on the

ground that the subject property is claimed by the Government in

LGC No.167/1997, the petitioner filed the present writ petition.

2. It is the case of the petitioner that he purchased the subject

property from his vendor by paying sale consideration amount and

thereafter executed a sale deed and submitted for registration before

the respondent No.3, Sub-Registrar, Bowenpally, Secunderabad, who

refused to register the same on the ground that it is a Government

land. Hence, the petitioner filed the present writ petition.

3. The learned counsel for the petitioner would submit that the

Government had filed LGC No.167 of 1996 claiming the subject survey

number as it is a Government land and the same was dismissed on

18.03.2010 by the Special Court. Thereafter, the Government filed a

writ petition in W.P. No.19106 of 2010 that was heard and reserved

for orders by the Division Bench of this Court.

4. The learned counsel would further submit that this Court on

05.09.2013 in WPMP. No.26076 of 2013 passed interim direction to

the Registering authority to register the subject document without NVSK, J

reference to the claim of the Government that it is Government land

and the registration shall be subject to the result of this writ petition.

He would further submit that in pursuance to the said interim

direction the subject document was registered and since the cause in

the present writ petition has been served no further orders are

required to be passed.

5. On the other hand, the learned Assistant Government Pleader

for Stamps and Registration Sri H.Rakesh Kumar while acceding to

the submissions made by the learned counsel for the petitioner would

further submit that many number of writ petitions have been filed on

similar issue wherein no separate counter affidavits have been filed

however, in similar writ petition in W.P. No.11653 of 2013, which was

disposed of on 23.07.2024 by this Court, a counter affidavit has been

filed and the averments mentioned therein may be read/adopted as a

counter averments in all the similar matters and the present writ

petition is one among similar pending writ petitions and requested to

dispose of the present writ petition with a liberty to either of the

parties to pursue their remedies as available under law subject to

outcome of the W.P. No.19106 of 2010, which is pending for orders

before the Division Bench of this Court.

6. Heard the learned counsel for the petitioner and the learned

Assistant Government Pleader for Stamps and Registration and

perused the material made available on the record.

NVSK, J

7. The counter affidavit stated to have been filed in W.P. No.11653

of 2013 by the respondent No.2, District Collector therein, is taken on

record as the counter affidavit has been filed as an adopted one in the

present writ petition. In the said counter affidavit at para No.8 stated

as under:

"8. It is submitted that a comprehensive land case was filed by the then Mandal Revenue Officer, Marredpally against the (7) Societies and as well as some of individual plot owners of Sy.No.74 of Marredpally (Paigah) village in LGC. No.167/97 in the Spl.Court under L.G.(P) Act, 1982. The Hon'ble Spl.Court, under A.P.L.G.(P) Act dismissed the LGC No.167/97 on 18.03.2010.

Aggrieved by the same, the then MRO, Marredpally Mandal filed WP. No.19106/2010 before the Hon'ble High Court and the same is pending. The Hon'ble Spl.Court dismissed the LGC on erroneous grounds without properly appreciating the evidence of Govt. and as such writ petition has been filed challenging the same. Thus the LGC judgment has not become final.

Further submitted that the litigation between the parties and the Govt. has not reached to its logical end. Under such circumstances it can't be said that Govt. have lost its claim. As such the interest of Govt. still subsists. In view of the above the interest of Govt. that subsists in the subject land will be jeopardized if this W.P. is allowed. Hence it is liable for dismissal."

8. Having regard to the facts and circumstances of the case,

recording the submissions made by the learned counsel on either side

that subsequent to the interim orders passed by this Court, NVSK, J

subject document has been registered and no further cause would be

survived for further adjudication, this writ petition is disposed of with

a liberty to either of the parties to pursue their remedies as available

under law subject to outcome of the W.P. No.19106 of 2010, which is

pending for orders before the Division Bench of this Court.

9. However, it is made clear that mere registration of the document

does not confer any title on the subject property and this order would

not have any bearing on all those matters where title/rights of the

parties are pending before the authorities either in revision/appeals

for adjudication and in any other case this order also would not

preclude the parties in asserting their rights before the competent

Court of law.

10. Accordingly, this writ petition is disposed of. There shall be no

order as to costs.

As a sequel, miscellaneous applications pending, if any,

shall stand closed.

_______________________________ JUSTICE N.V. SHRAVAN KUMAR Date: 31.07.2024 VRKS

 
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