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

Mohd Riazuddin vs Challa Nirmala
2024 Latest Caselaw 1316 Tel

Citation : 2024 Latest Caselaw 1316 Tel
Judgement Date : 27 March, 2024

Telangana High Court

Mohd Riazuddin vs Challa Nirmala on 27 March, 2024

HON'BLE SRI JUSTICE LAXMI NARAYANA ALISHETTY
            SECOND APPEAL Nos.479 & 481 of 2023

COMMON JUDGMENT:

The parties and the subject matter of the property involved in

both these Second Appeals are one and the same and hence, they

are heard together and disposed of by this common judgment.

2. Second Appeal No.479 of 2023 is filed questioning the

judgment and decree, dated 13.09.2023, passed by Principal

District Judge, Hanumakonda in AS.No.194 of 2022.

2.1. Second Appeal No.481 of 2023 is filed questioning the

judgment and decree, dated 13.09.2023, passed by Principal

District Judge, Hanumakonda in AS.No.193 of 2022.

3. The said A.S.Nos.193 and 194 of 2022 were dismissed by

the first Appellate Court by common judgment, dated 13.09.2023,

whereby the judgment and decree dated 12.07.2018 passed by the

VII Additional Junior Civil Judge, Warangal, in O.S.No.1173 of

2009, dismissing the said suit and allowing the counter-claim filed

by the defendants, was confirmed.

4. The appellant is the plaintiff and the respondents are the

defendants in the suit. For convenience, hereinafter the parties are

referred to as they are arrayed in the suit.

LNA, J S.A.Nos.479 & 481 of 2023

5. The factual matrix of the case, in brief, shorn off

unnecessary details, as narrated in the plaint, which led to filing of

the Second Appeals are that One Thumma Showreddy was

pattedar, owner and possessor of land in Survey No.25/A of

Kazipet Jagir. The suit schedule property of 266 square yards is

part and parcel of the said survey number. The said Showreddy

sold the suit property to one Surender Suksena under a registered

sale deed of 1981 and delivered possession. The said Surender

Suksena sold the same in favour of Nidadavolu Rama Krishna

through a registered sale deed of 1982 for valuable sale

consideration and delivered possession of the land. The said Rama

Krishna sold the same in favour of father of plaintiff by name

Mohd Rafiuddin under an agreement of sale dated 19.09.1988,

notarized in the office of one V.Rajeshwar Rao, for valid sale

consideration and delivered possession of the land. The said

agreement of sale was impounded with Registrar of Warangal and

Collector under Indian Stamp Act on 30.06.2003 giving

authentication to the said document.

5.1. It was further stated that the father of plaintiff died leaving

behind him, his son-the plaintiff and his wife-Zubeda Begum as

LNA, J S.A.Nos.479 & 481 of 2023

legal heirs and successors of his estate. After death of father of the

plaintiff, the mother of plaintiff being the next elder member gifted

the suit property to the plaintiff under the gift deed dated

15.09.2009. Since then, the plaintiff has been in possession and

enjoyment of the suit schedule property without any interruption

from anybody. The plaintiff resisted the acts of the defendants

when they tried to interfere with his possession without any right.

On 16.12.2009, when the plaintiff was levelling the suit property,

the defendants along with about 15 anti-social elements came to

the suit property and tried to dispossess the plaintiff and threatened

him with dire consequences posing danger to his life and property.

In this connection, the plaintiff lodged a report to police Kazipet,

but Police did not register any case. Hence, the suit for perpetual

injunction in respect of the suit schedule property.

6. The first defendant filed written statement denying the

averments made in the plaint and she also made a counter-claim for

the relief of injunction. She inter alia contended that she is the

owner of plot No.262 which is part and parcel of land in

Sy.No.25/A of Kazipet Jagir of Warangal District, having

purchased the same under the registered sale deed bearing

LNA, J S.A.Nos.479 & 481 of 2023

document No.5445/2005 dated 04.06.2005 from one Thumma

Rojamma and others, who are legal heirs of Thumma Showreddy-

the original pattedar of above said survey number and since then,

she has been in possession and enjoyment of land purchased by

her. It was further stated that the said Rojamma and others have

executed a registered General Power of Attorney in favour of one

Thumma Papireddy, S/o Showreddy, the elder son. On 06.02.2010,

the plaintiff and his men tried to interfere with her possession over

the said property without any right and tried to start making illegal

constructions. Hence, she prayed to dismiss the suit and allow the

counter-claim.

7. The plaintiff filed rejoinder to the written statement-cum-

counter-claim of defendant No.1 and contended that defendant

No.1 is no way concerned with the suit schedule property and is

trying to grab the suit schedule property by taking advantage of

name 'Show' and he also denied execution of G.P.A in favour of

T.Papi Reddy by contending that Thumma Rojamma and children

of T.Show Reddy have sold the property to her another son-T.Papi

Reddy and as such, the vendors of defendant No.1 are no way

LNA, J S.A.Nos.479 & 481 of 2023

concerned and are not in possession of Plot numbers mentioned in

the GPA.

8. Defendant No.2 did not chose to contest the suit.

9. Based on the above pleadings, the trial court framed the

following issues for trial:-

"(1) Whether the plaintiff is in lawful possession of suit schedule property as on the date of filing of the suit ? (2) Whether the defendants herein are causing interference to such possession of the plaintiff over the suit schedule property?

(3) If so, whether the plaintiff herein is entitled to relief of permanent injunction against the defendants as prayed for ?

(4) Whether defendant No.1 is entitled to relief of permanent injunction in respect of counter-claim schedule property by way of counter-claim against plaintiff ? (5) To what relief, if any either parties to the suit entitled?"

10. During trial, on behalf of the plaintiff, P.Ws.1 to 3 were

examined and Exs.A-1 to A-12 were marked. On behalf of the

defendants, D.Ws.1 and 2 were examined and Exs.B-1 to B-4 were

marked.

LNA, J S.A.Nos.479 & 481 of 2023

11. The trial Court after perusing the material on record and

after hearing both sides, vide its judgment dated 12.07.2018,

dismissed the suit while allowing the counter-claim of the

defendants. The trial Court observed as under:-

"In view of the evidence placed before the court on behalf of the plaintiff and on perusal of the same, the Ex.A1 does not show the flow of title from whom the donor acquired the property, and Ex.A2 is only agreement of sale from which no one can acquire any rights to claim the property and there is no mention of delivery of possession also. In ExA3 is tampered by inserting a line in Para No.5, hence this document cannot be admissible in evidence as it is tampered. ExsA-.4 and A-9 are Pahanies showing the erstwhile owner as possessor, but actual cultivators are some other persons. In Ex.A5 there is no mention about plot No.262 of Sy.No.25/A, then how the subsequent transfers from the vendors to purchasers, transferred the rights over plot No.262 property and went into the hands of plaintiff herein as claiming having possession, and Ex.A-8 is another document between the same parties as under Ex A5, but showing the plot No.262 and different extent of land in Sy.No.25/A, and the remaining documents are also not supporting the case of plaintiff in clear cut as the main document under Ex.A8 failed to mention the flow of title from whom the donor acquired the property and all the remaining

LNA, J S.A.Nos.479 & 481 of 2023

documents, are supporting evidence only, for which the Ex A2 is the link document, but it is an agreement of sale deed from which no rights can be acquired and transferred subsequently. As such, the plaintiff failed to prove his case by virtue of Exs.A1 to A9."

11.1 The trial Court further observed as under:-

"Defendant No.1 to prove her case relied on Ex.B1 in which it is clearly mentioned in page No.2 the flow of title from whom the vendors acquired the property i.e., from Thumma Show Reddy after his demise they acquired the property, hence they transferred their rights to the defendant No.1 herein, and Ex.B2 is another document supporting the case of defendant No.1 that Surender Suxena has sold out his property to one Kondoju Veerapopala Chary to an extent of 266 Sq. yards land in Sy.No.25/A from whom Surender Suxena purchased under doc. No.10708/1981.

The defendant No.1 succeeded in proving her case by virtue of Exs.B1 to B4 and Exs.A-10 to A-12 and as such, held that defendant No.1 is in possession of the same and she is entitled to the relief sought for in the counter claim."

12. On appeal, the first Appellate Court, being the final fact-

finding Court, re-appreciated the entire evidence and the material

LNA, J S.A.Nos.479 & 481 of 2023

available on record and confirmed the judgment of the trial order.

The first Appellate Court specifically observed as hereunder:-

"From the evidence, it is clear that, as observed by the trial court, there is no mention of plot No 262 in Ex.A-5 which is CC of sale deed executed by Thumma Showreddy in favour of Surender Suksena 15.09.2000. As observed by the trial court, Ex.A-8 was validated in the month of September, 2010, i.e., after filing of the suit. The plaintiff did not mention in the plaint about the existence of Ex.A.8 and about custody by him on the date of suit. The trial court observed that non- mentioning of plot No.262 in Ex A-5 and mentioning of black ink words in Ex.A-3 without any note in Ex.A-3, regarding the words written in black ink, as per the evidence of P.W.1 during cross-examination, show that the plaintiff tried to hide real facts about insertion of black ink words regarding registered sale deed bearing document No.10708/1981, and it is clear tampering of the document."

12.1. The first Appellate Court further observed as under:-

"Ex.A-8 was attested by one T.Rojamma and one T. Papireddy. i.e., G.P.A holder of said Rojamma, i.e., wife of said Showreddy and other legal representatives of said Showreddy. As per original of Ex.A-5, the said T.Showreddy sold 800 square yards in Sy.No.25/A of Kazipet Jagir to one Surender Suksena within the boundaries of 100 feet road, 20 feet road, land bearing

LNA, J S.A.Nos.479 & 481 of 2023

No.264 and 263 and 30 feet road on East, West, North and South respectively. As per plan to Ex.A-5, the land under Ex.A-5 is plot Nos.265 to 267. There is no mention of plot No.262 in Ex.A-5."

12.3. As regards the plea of delivery of possession of the suit

schedule property to the plaintiff, the first Appellate court observed

that P.W.3 deposed that except signing Ex.A-2, he does not know

other details of the transaction. He does not know how said

Surender Suksena acquired the suit property. He could not give the

plot number of the suit property and therefore, the evidence of

P.W.3 is not useful to the plaintiff to prove his case.

12.4. The first appellate court further observed that the trial

court was right in observing that transferrable right could not be

acquired by the purchaser under Ex.A-2 and there is no mention of

delivery of possession under Ex.A-2 to father of plaintiff. In Ex.A-

1 there is no mention as to how mother of the plaintiff acquired the

property. As there was no delivery of possession under Ex.A-2 and

as no registered sale deed was obtained by father of plaintiff from

vendor under Ex.A-2, there cannot be any flow of valid title and

valid possession. Ultimately, the first appellate court held that the

plaintiff failed to establish valid possession and incidental title in

LNA, J S.A.Nos.479 & 481 of 2023

respect of the suit schedule property and hence, he is not entitled to

the relief of perpetual injunction, however, defendant No.1 proved

that she is entitled to counter-claim relief of perpetual injunction.

13. A perusal of record discloses that the trial Court as well as

the first appellate court have concurrently held that the plaintiff

failed to prove that he is entitled to perpetual injunction in respect

of the suit schedule property, however, defendant No.1 proved that

she is entitled to counter-claim relief of perpetual injunction.

14. Heard Sri Akkam Eshwar, learned counsel for the

appellants. Perused the record.

15. Learned counsel for appellants argued that the trial Court

rendered the judgments impugned herein without proper

appreciation of the evidence and the first Appellate Court also

committed an error in confirming the judgments passed by the trial

Court.

16. Learned counsel for appellants failed to raise any substantial

question of law to be decided by this Court in these Second

Appeals. In fact, all the grounds raised in these appeals are factual

LNA, J S.A.Nos.479 & 481 of 2023

in nature and do not qualify as the substantial questions of law in

terms of Section 100 C.P.C.

17. It is well settled principle by catena of decisions of the Apex

Court that in the Second Appeal filed under Section 100 C.P.C.,

this Court cannot interfere with the concurrent findings on facts

arrived at by the Courts below, which are based on proper

appreciation of the oral and documentary evidence on record.

18. Further, in Gurdev Kaur v. Kaki 1, the Apex Court held that

the High Court sitting in Second Appeal cannot examine the

evidence once again as a third trial Court and the power under

Section 100 C.P.C. is very limited and it can be exercised only

where a substantial question of law is raised and fell for

consideration.

19. Having considered the entire material available on record

and the findings recorded by the trial Court as well as the first

Appellate Court, this Court finds no ground or reason warranting

interference with the said concurrent findings, under Section 100

C.P.C. Moreover, the grounds raised by the appellants are factual

(2007) 1 Supreme Court Cases 546

LNA, J S.A.Nos.479 & 481 of 2023

in nature and no question of law much less a substantial question of

law arises for consideration in these Second Appeals.

20. Hence, both the Second Appeals fail and the same are

accordingly dismissed at the stage of admission. No costs.

21. Pending miscellaneous applications, if any, shall stand

closed.

__________________________________ JUSTICE LAXMI NARAYANA ALISHETTY Date: 27.03.2024 dr

 
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