Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Raunaq Yar Khan vs State Of Telangana
2024 Latest Caselaw 4215 Tel

Citation : 2024 Latest Caselaw 4215 Tel
Judgement Date : 28 October, 2024

Telangana High Court

Raunaq Yar Khan vs State Of Telangana on 28 October, 2024

Author: K. Lakshman

Bench: K. Lakshman

                                                                                         KLJ
                                                                          W.P.No.28635 of 2018 and batch

                                                       1


         HONOURABLE SRI JUSTICE K. LAKSHMAN

WRIT PETITION NOS.28635 OF 2018, 38277, 40374 OF 2022
                AND 2151 OF 2023

                                            CONTENTS
DETAILS OF THE WRIT PETITIONS AND THE RELIEF SOUGHT:- .....3

   A) W.P. No. 28635 OF 2018: - ...................................................... 3
   B) W.P. No. 38277 of 2022:- .......................................................... 4
   C) W.P.No.40374 of 2022:- ............................................................ 4
   D) W.P.No. 2151 of 2023:- ............................................................. 5

CONTENTIONS OF THE PETITIONER:- .......................................................6

   A) W.P.No.28635 of 2018:- ............................................................ 6
   B) W.P.No.40374 of 2022:- .......................................................... 14
   C) W.P.No. 38277 of 2022 and W.P.No.2151 of 2022:- ............. 17

CONTENTIONS OF OFFICIAL RESPONDENTS:-.....................................18


CONTENTIONS OF RESPONDENT Nos. 15 to 57 IN W.P.NO.40374 OF
2022 (UNOFFICIAL RESPONDENTS) ............................................................31

FINDINGS AND ANALYSIS:- ..........................................................................38

MUNTAKHAB:- ..................................................................................................40

EARLIER PROCEEDINGS:- ............................................................................43

   1. O.S.No.10 of 1962: ..................................................................... 43
   2. O.S.No.47 of 1967:- .................................................................... 43
   3. Appeals:- ..................................................................................... 44
   4. O.S.No. 130 of 1982:- ................................................................. 44
                                                                                          KLJ
                                                                          W.P.No.28635 of 2018 and batch

                                                       2

   5. W.P.No.8130 of 2002:- ............................................................... 44
   6. W.P.No.29387 of 2021:- ............................................................. 44


LEGAL PRECEDENTS / JUDGEMENTS .......................................................61

CONCLUSION ....................................................................................................88
                                                              KLJ
                                              W.P.No.28635 of 2018 and batch

                                  3


       HONOURABLE SRI JUSTICE K. LAKSHMAN
WRIT PETITION NOS.28635 OF 2018, 38277, 40374 OF 2022
                        AND 2151 OF 2023

COMMON ORDER:

-

The lis involved in all the four writ petitions and subject

property is common and therefore they were heard together and

decided by way of this common order.

2. Heard Mr. Rakesh Sanghi, learned counsel for the petitioners in

W.P.No.28635 of 2018; Mr. Omar A. Pasha, learned counsel for the

petitioner in W.P.No.40374 of 2022, Mr. A. Sudarshan Reddy, learned

Senior Counsel representing Mr. P. Pratap, learned counsel for the

petitioners in both W.P.No.38277 of 2022 and W.P.No.2151 of 2022

and Mr. M.V. Durga Prasad, learned Counsel for unofficial

respondents 15 to 57 and learned Government Pleader for Revenue,

extensively.

3. DETAILS OF THE WRIT PETITIONS AND THE RELIEF SOUGHT:-

A) W.P. No. 28635 OF 2018: -

This writ petition is filed by Mr. Raunaq Yar Khan to declare

the action of respondents in interfering with his peaceful possession KLJ W.P.No.28635 of 2018 and batch

over the property admeasuring Ac.73-39 guntas in Sy.No.63 situated

at Guttala Begumpet, Serilingampally Mandal, Ranga Reddy District,

(hereinafter referred to as 'subject property') damaging the same by

erecting the board with the caption "Government Land" as illegal.

B) W.P. No. 38277 of 2022:-

This writ petition is filed by Mr.Bukthyar Khan and two others

to declare the action of Respondent No.5/District Collector, Ranga

Reddy District in passing the impugned proceedings dated

10.08.2022 in file No.E1/1042/2022 recommending Commissioner

and Inspector General of Registration and Stamps for carrying out

amendments of entries by de-notifying the Prohibitory List under

Section 22A of the Stamps and Registration Act, concerning lands in

Sy.No.63/2 (old Sy.No.13) to an extent of Ac. 52-00 guntas located in

Guttala Begumpet Village, Serilingampally Mandal, Ranga Reddy

District, including the MEMO No.8077/2022 dated 19.08.2022 as

illegal.

C) W.P.No.40374 of 2022:-

This writ petition is filed by Mr. Raunaq Yar Khan to declare

the proceedings of Respondent No.5/District Collector Ranga Reddy KLJ W.P.No.28635 of 2018 and batch

District dated 08.08.2022, in File No. A3/84/2022, all consequential

proceedings and papers issued by him as illegal.

D) W.P.No. 2151 of 2023:-

This writ petition is filed by Mr. Bukthyar Khan to declare the

action of Respondent No.4/Commissioner and Director, Survey

Settlements and Land Records (SSLR) in passing impugned

proceedings in File No.F1/1171/2022 dated 30.07.2022, consequential

proceedings dated 08.08.2022 of Respondent No.5 District Collector,

Ranga Reddy District, proceedings in File No. A3/84/2022 of

respondent No.9/Assistant Director, Survey and Land Records

(S&LR), Ranga Reddy District, as illegal.

4. Mr. Raunaq Yar Khan filed two Writ Petitions i.e

W.P.No.28635 of 2018 and 40374 of 2022 seeking the above stated

reliefs. Mr.Bukthyar Khan and two others filed two Writ Petitions i.e

W.P.No.38277 of 2022 and 2151 of 2023. Mr. Bukthyar Khan and

Mr. Raunaq Yar Khan are own brothers and Smt. Nasrath Yar Khan

W/o Nadir Yar Khan and Smt. Iffath Ali Khan W/o Hasan Ali Khan

are their sisters.

KLJ W.P.No.28635 of 2018 and batch

5. CONTENTIONS OF THE PETITIONER:-

A) W.P.No.28635 of 2018:-

i) They are the absolute owners and possessors of land

admeasuring an area of Ac.78-37 guntas in Survey No.63 located in

Guttala Begumpet, Serilingampally Mandal, Ranga Reddy District.

ii) He is the direct descendant of the family of Paigahs and the HH

Nizam, the VI of Hyderabad and also related to HEH, the Nizam of

Hyderabad. His late great great grandfather Sir Vikar ul Umra was a

paigah, a noble associate of the Nizams of the Hyderabad. He was also

the Prime Minister of the then Nizam State. His great great

grandmother Smt. Jahandar-unnisa Begum gifted the entire land to the

government which is now the Hyderabad Public School, the then

Jagirdar College. They own vast lands, palaces, Dewdi, Bungalows

and lands in and around Hyderabad as well as Maharashtra and Saudi

Arabia. His Great great grandfather Sir Vikal ul Umra gifted the

Falaknuma Palace to Late Nizam VI.

iii) Considering the said facts and their position in the society, there

was absolutely no need for his forefathers to grab the government

land. The government has not maintained its records properly. The

government does not have proper record. Even according to the KLJ W.P.No.28635 of 2018 and batch

Tahsildar, the said settlement was not done properly and they should

have been given patta. Till today no patta was given.

iv) Thus, they are the absolute owners of the subject property and is

in possession of the same. Suddenly after 100 years, the government is

coming and erecting its boards now. They have destroyed movable

properties and interfering with their peaceful possession over the

subject property.

v) Thus, according to the petitioners, the subject property is their

ancestral property.

vi) Vide GO Ms.No.943 Rev. (Assgn-III) Dept., Dt. 20.09.1989,

Government accorded sanction of alienation of Ac.63-07gts in Survey

No. 63 of Guttala Begumpet Village to the Telugu University.

vii) His mother, Mrs. Late Lateefunissa Begum W/o Late Ahmed

Yar Khan and other successors of Sultan ul Mulk including petitioner

filed W.P.No.15487 of 1989 challenging the said sanction of

alienation vide GO Ms. No.943 dated 20.09.1989 and claimed that

they are the owners of the subject property.

viii) This Court, vide order dated 12.02.1990 in W.P.No.15487 of

1989 held that Writ must succeed on the question of violation of the

principles of natural justice. The impugned order, it is not in dispute, KLJ W.P.No.28635 of 2018 and batch

has not been preceded by a notice to the petitioners therein. With the

said observations, this Court set aside the impugned GO Ms.No.943,

dated 20.09.1989.

ix) Feeling aggrieved by the said order, the State preferred an

appeal vide W.A.No. 468 of 1990 which was dismissed at the

admission stage vide order dated 18.04.1990. Division Bench also

ordered not to alienate the subject property in any manner whatsoever

including agreement of sale etc, not to alter the nature of land.

Proceedings, if any, initiated for assigning the subject property may be

completed within 4 months from the date of receipt of the said order

but only after giving notice to the Writ Petitioners therein.

x) After the said order of the Division Bench, the Joint Collector,

Ranga Reddy District (Respondent No.4) issued notice to the

petitioners therein to file claims if any within one week from the date

of the said notice. They have filed objections on 01.08.1990.

xi) Joint Collector, Ranga Reddy District (respondent No.4) passed

an order dated 21.09.1992 vide proceedings No. D1/12495/89 holding

that the alienation proposals be dropped for the present pending

decision about the correction of entries by the Commissioner, SSLR KLJ W.P.No.28635 of 2018 and batch

(Respondent No.2). It was further held that as the matter was pending

enquiry with Respondent No.2, he did not intend to go into the merits

and demerits of the case.

xii) Subsequently, Respondent No.2 i.e Commissioner, SSLR vide

order dated 23.03.1994 in File No.B5/405/90 gave a finding that the

predecessors in title of the petitioners therein appears to have been

granted assignment patta to an extent of Ac.22-20 guntas by the Sarf-

e-khas Authorities and extent of at least Ac.22-20 guntas has to be

declared as patta land instead of Government land, Sy.No.63 needs to

be examined thoroughly. Accordingly, matter was remanded back to

District Collector, Ranga Reddy.

xiii) Thereafter, respondent No.4-Joint Collector Ranga Reddy

District, took up the matter and vide proceedings No.D1/12495/89

dated 29.12.1994 disposed of the matter, recommending the case for

settlement errors under Section 87 of AP (Telangana Area) Land

Revenue Act, 1317 Fasli ( for short, '1317 F') in respect of land

admeasuring Acs.22-20 guntas after condoning the delay in filing the

petition and for further action.

KLJ W.P.No.28635 of 2018 and batch

xiv) On 05.08.1995, a draft approval for correction of record was

prepared for the purpose of condonation of delay and seek sanction of

the same.

xv) Accordingly, respondent No.2 addressed a letter dated

09.09.1995 to the respondent No.1 i.e State of Telangana represented

by its Principal Secretary, Revenue Department about sending the file

to respondent No.3 i.e District Collector, Ranga Reddy district for

carrying out necessary corrections. Till today no such correction was

carried.

xvi) After condoning delay, on 16.08.1995, final orders were passed

by respondent No.2 to carry out the correction and direction was given

to respondent No.3 to implement the said orders. The same were not

complied with.

xvii) On 31.07.2018, a team of government officials along with a

demolition squad, two constables and with some unsocial elements

forcibly entered into the subject property (presently only Acs.64-00

guntas) claiming themselves to be the revenue officials. They started

damaging and destroying some of the properties and facades which

are movable properties kept for the purpose of shooting of movies etc. KLJ W.P.No.28635 of 2018 and batch

When their security guard intervened, the said persons informed him

that they are taking possession of the subject property and have

snatched his phone when the guard attempted to take pictures.

xviii) On coming to know the same, the petitioners instructed his

Manager and staff to look into the issue who in turn informed him that

the trespassers claimed that they are the government officials headed

by Tahsildar to erect a board.

xix) Thus, after almost 27 years, government erected board without

giving any notice to the petitioners.

xx) Way back in the year 1967 itself, the Tahsildar Hyderabad West

Taluk inspected the site along with revenue inspector, patwari and

reported that the entire area is like a hillock. There are four old wells

in bad condition. It appeared to him that previously wet cultivation

used to take place from the said wells and by the side of the wells, on

an elevated high place, there is a building which appears like a

summer resort and a cellar. There are dilapidated old houses and

garages. There is an approach road to the house in the subject property

and some culverts were also constructed here and there. The entire KLJ W.P.No.28635 of 2018 and batch

land has a small boundary wall with 3 feet constructed by arrangement

of stones.

xxi) It is further observed that it is also a fact that Court of Wards

has taken over the property of the Nawab Sultan ul Mulk. The

settlement authorities have not properly prepared the plan and did not

show the buildings and the wells etc as required. The plan of subject

property shows as if there are no houses and trees in the land and

whereas on site, the above structures mentioned were present etc.,

xxii) Thus, the present Tahsildar cannot turn around and give a

different version i.e the land originally belonged to Sarf-e-khas i.e the

personal lands of Nizams but not crown lands. Sarf-e-khas records

revealed that Khata No.13 was given to Ms. De Costa in the year 1336

Fasli for an upset price which was implemented in the Faisal Patti.

xxiii) Thus the observations of the present Tahsildar are contrary to

the proposal/report No.A1/5273/67 dated 23.10.1967.

xxiv) In view of the said discrepancy, the record remained discrepant

giving two different versions. Therefore, Tahsildar arrived at two

aspects i.e. i) This land could be patta land and after revision it was

declared as government, mentioned as Kancha Takrari, ii) it is a KLJ W.P.No.28635 of 2018 and batch

government land, the applicant is in possession since many years even

prior to integration of Jagirs. Tahsildar opined that in his view, the

second aspect seems to be clearer.

xxv) While considering both aspects, either way according to

Tahsildar, the benefit of either aspect would go to the applicant. If the

first version was accepted, then the settlement error has to be rectified

and if second version is accepted i.e considering it to be government

land, because of long standing possession of the applicant, the land

has to be made patta in accordance with circular No.2. Therefore,

Tahsildar wrote to RDO West Division to consider the request of the

applicant for patta.

xxvi) Respondents did not consider the request of the applicant for

correction of record and patta despite reminders and regular

persuasion for over a period of 50 years. In the 51st year, respondents

cannot come and disturb the possession of the petitioner and others

over the subject property. They have erected board stating the subject

property belongs to the government. Thus, there is illegal interference

by the respondents of possession of the petitioners in the subject

property.

KLJ W.P.No.28635 of 2018 and batch

B) W.P.No.40374 of 2022:-

xxvii) As discussed supra, this Writ Petition is also filed by Raunaq

Yar Khan challenging the proceedings No.A3/84/2022 dated

08.08.2022 issued by respondent No.5 District Collector, Ranga

Reddy District.

xxviii) Reiterating the aforesaid contentions, the petitioner further

contended as follows;

i) He has filed W.P.No.28635 of 2018 to declare the action of

respondents therein/revenue officials from interfering with his

possession over subject property illegally.

ii) Vide order dated 16.08.2018, this Court observed that having

regard to the order passed earlier and in view of the rival claims

with regard to the possession, directed both the parties to

maintain status quo in all aspects and any violation of the order

shall be viewed seriously.

iii) Respondents 15 to 57 submitted a representation dated

27.08.2021 to the Commissioner, SSLR, Hyderabad with a

request to conduct an enquiry and to implement Muntakhab

No.9 dated 16.10.1950 in terms of orders in W.P.No.8130 of

2002. The same was not considered, therefore they have filed a KLJ W.P.No.28635 of 2018 and batch

Writ Petition vide W.P.No. 29387 of 2021 and this Court vide

order dated 03.12.2021 disposed of the said representation to

the Commissioner, SSLR to consider the representation dated

27.08.2021, documents submitted along with the said

representations and pass necessary orders in accordance with

law as expeditiously as possible, at any rate, within a period of

date of copy of receipt of the said order.

iv) By the date of submission of the said representation dated

27.08.2021 and order dated 03.12.2021 in W.P.No.29387 of

2021, petitioner herein has already filed a writ petition vide

W.P.No.28635 of 2018 and this Court vide order dated

16.08.2018 directed the parties to maintain status quo in all

aspects and any violation of the order shall be viewed seriously.

v) The said Writ petition is pending and the said interim order is

subsisting. Even then, respondents 15 to 57 submitted the said

representation and obtained order dated 03.12.2021 behind the

back of the petitioners and others.

vi) Thereafter, in compliance with the said order, District Collector,

Ranga Reddy vide proceedings No. A3/84/2022 dated

08.08.2022 permitted to correct the settlement record i.e. KLJ W.P.No.28635 of 2018 and batch

Sethwar to the extent of Ac.52-20 guntas with Survey No.63/2

out of total area of Ac.77-34gts in Sy.No.63 (old Sy.No13)

situated in Guttala Begumpet in favour of legal heirs of

Muntakhab No.9 holder Sri. Khaja Kareemullah Khan S/o

Khaja Ahmedullah Khan.

vii) District Collector is a party to W.P.No.28635 of 2018 and

learned Advocate General appeared on his behalf. In his

presence only, vide order dated 16.08.2018 in W.P.No.28635

of 2018, this Court directed the parties to maintain status quo,

any violation shall be viewed seriously. Therefore, the

proceedings dated 08.08.2022 of District Collector is in

violation of the said order and also in violation of principles of

natural justice as the said orders were passed without putting

the petitioner on notice.

viii) There are two suits vide O.S.No.10 of 1962 filed by

Smt.Nawab Begum, the widow of Late Sultan ul Mulk

seeking partition was decreed, and O.S.No.46 of 1965 filed by

the Legal Representatives of Waliud Dowla for partition of the

estate of Sir Vikar ul Umra was also decreed.

KLJ W.P.No.28635 of 2018 and batch

ix) In view of the findings of the said judgements and decrees, the

entry in Khasra Pahani that the subject land as KanchaTakrari

has no semblance of any title and claim of government. The

same is also contrary to the finding of the report of Tahsildar

dated 23.10.1967.

x) Therefore, the proceedings A3/84/2022 date 08.08.2022 of

District Collector, Ranga Reddy and all consequential

proceedings are illegal.

C) W.P.No. 38277 of 2022 and W.P.No.2151 of 2022:-

i. Petitioners are brother and sisters of petitioners in the aforesaid

two Writ petitions. The petitioners filed the present Writ

Petitions challenging the proceedings dated 10.08.2022 in File

No.E1/1042/2022 and proceedings date 08.08.2022 almost on

the grounds and contentions raised in the aforesaid two writ

petitions.

6. With the aforesaid grounds and contentions, the petitioners in

all the aforesaid petitions, sought to declare proceedings dated

08.08.2022 and 10.08.2022, all consequential proceedings as illegal KLJ W.P.No.28635 of 2018 and batch

and also a direction to official respondents not to interfere with their

possession over the subject property.

CONTENTIONS OF OFFICIAL RESPONDENTS/COUNTER OF TAHSILDAR, SERILINGAMPALLY:-

7. Tahsildar, Serlingampally filed counter on his behalf and on

behalf of District Collector, Additional Collector, Ranga Reddy

District, RDO Rajendranagar Division and contended as follows:

i) Petitioners suppressed material facts and they have not

approached this Court with clean hands. Vide order in

W.A.No.468 of 1990, this Court directed restraining the writ

petitioners from alienating the property in any manner and the

said order does not amount to acceptance of any claim to

possession by the writ petitioners.

ii) Petitioners and their predecessors in title failed to produce any

documentary evidence to establish their title and ownership

over the subject property.

iii) They have repeatedly stated that the records are not available

due to passage of time. They do not have title. There is no cause

of action.

KLJ W.P.No.28635 of 2018 and batch

iv) Respondent No.5 has rightfully acted in issuing proceedings

dated 08.08.2022 and proceedings dated 10.08.2022 in

compliance with order dated 03.12.2021 in W.P.No.29387 of

2021.

v) As per Sethwar of 1942 A.D (1352 F), the said land was found

recorded as Kancha Takrari (Disputed land) and as per Sethwar

of 1952 it was recorded as Kancha Sarkari (Government Land).

vi) On one side, Late Lateefunissa Begum, petitioners' mother had

been litigating under the guise of correction of survey error

from Kancha Sarkari to patta and on the other side, Muntakhab

holders have been claiming the said land as their own, as self-

purchased under Muntakhab No.9 of 1950 dated 16.10.1950

issued by the Nizam-e-Atiyat, Government of Hyderabad.

vii) As per order dated 23.03.1994, the Commissioner, SSLR,

Hyderabad in File No. P5/405/90, the village Guttala Begumpet

was a Sarf-e-khas village and was under the administrative

control of Sarf-e-khas authorities. The village has been merged

into Dewani in the year 1949. The history of the said village

and facts related to the land Sy.No.63 were specifically

mentioned in the proceedings dated 23.03.1994. The village KLJ W.P.No.28635 of 2018 and batch

was originally surveyed in 1339F (1929AD) and revision

survey was announced in 1351F (1941AD).

viii) As per order dated 23.02.1994, in the year 1336F (1926AD) i.e

prior to commencement and announcement of the revision

survey, one Ms. De Costa, applied for grant of patta in view of

her continuous possession and enjoyment of old Sy.No13 (New

Sy.No.63) for an area of Acs.78-37gts in Guttala Begumpet.

The Sarf-e-khas authorities granted patta to Ms. De Costa to an

extent of 30 bigas only i.e 22 and half acres for an amount of

Rs.109-11-2 and the said authorities recorded the said land as

Laon Izafa in Faisal Patti of 1336F.

ix) In turn, Miss De Costa stated to have sold the assigned land to

Nawab Sultan ul Mulk.

x) The mother of petitioners Smt. Lateefunissa Begum was also in

possession of the land from 1961 onwards. The said land was

found recorded as Kancha Takrari in the Sethwar of 1941.

xi) Ms. De Costa executed sale deed 12th Khurdad 1345F bearing

document No. 423/1345 in favour of Nawab Sultan ul Mulk S/o

Late Nawab Sir Vikar ul Umra, grandfather of Late

Lateefunissa Begum for Acs.2-20gts and another sale deed KLJ W.P.No.28635 of 2018 and batch

dated 25thKhurdad 1345F bearing document No.518 in favour

of Nawab Sultan ul Mulk for Acs.5-00 guntas with reference to

the subject property.

xii) After the death of Nawab Sultan ul Mulk, his mother,

Jahanderunissa Begum, took over the estate under Court of

Wards Act 1350F with effect from 05.08.1950 which was

notified on 07.11.1953 vide notification No.61/A2/124/53

stating that supervision of estate of Jahanderunissa Begum by

Court of Ward was withdrawn and always to have been

withdrawn with effect from 16.03.1955 in favour of heirs

namely Adbul Fateh Khan and 7 others. It is also evident from

G.O.Ms. No. 341 revenue dated 17.02.1959.

xiii) Smt. Nawab Begum W/o Nawab Sultan ul Mulk for

administration of the estates of Nawab Sultan ul Mulk, Lady

Vicar and Laiqatunnisa Begum has filed a suit vide O.S.No.10

of 1962 for distribution of properties and income, rendition of

accounts, delivery of property allotted to the plaintiffs share,

sale for the purpose of distribution etc. A preliminary decree

was passed on 31.12.1963 by learned Additional Chief Judge,

City Civil Court Hyderabad. Receiver was appointed to KLJ W.P.No.28635 of 2018 and batch

administer their estate and to partition by metes and bounds

etc.,

xiv) A final decree was also passed on 09.02.1965 in

I.A.No.469/1962 in O.S.No.10 of 1962. Land of Guttala

Begumpet was item No.8 annexed to the final decree. Extent

and valuation was not mentioned.

xv) A sale deed bearing document No.1050 of 1965 was

executed by Nawab Nazeer Nawaz Jung (father of

Lateefunissa Begum) and 12 others (LRs of Sultan ul Mulk)

in favour of Lateefunissa Begum, mother of the petitioners

in respect of Acs25-00gts in survey No.63 of Guttala

Begumpet.

xvi) In view of preliminary decree, the receiver alone is entitled

to sell and execute the sale deed. Therefore, the sale deed is

contrary to the preliminary decree.

xvii) The Tahsildar, Hyderabad West Taluk, issued notices

bearing No. C-2/349/67 dated 23.03.1967 under the Land

Encroachment Act 1905 to Smt. Lateefunissa Begum. Even

then, Tahsildar sent proposals for patta to RDO under KLJ W.P.No.28635 of 2018 and batch

Circular No.2 vide letter No.A1/52/73/67. The said circular

does not have any application.

xviii) The report of Tahsildar dated 23.10.2967 would reveal the

said fact.

xix) Nawab Nazeer Nawaz Jung executed another bogus gift

deed bearing document No.657/1969, dated 14.10.1969 in

favour of his daughter Lateefunnissa Begum, in respect of

land admeasuring Ac.78.37 guntas in Sy.No.63 of Guttala

Begumpet village, including Ac.25.00 of land purportedly

sold under sale deed dated 08.11.1965 bearing document

No.1050/1965 executed by Nawab Nazeer Nawaz Jung,

himself with 12 others.

xx) Lateefunnisa Begum, in turn, created another fraudulent gift

deed bearing document No.910/1971 dated 31.03.1971 in

favour of her husband and her four children including the

petitioners. They were created for the purpose of proposal

sent by the Tahsidlar.

xxi) After creating the gift deeds, Smt. Lateefunnisa Begum, filed

an application under Section 87 of the Land Revenue Act, KLJ W.P.No.28635 of 2018 and batch

1317 Fasli for rectification of alleged settlement error with

regard to Sy.No.63 of Guttala Begumpet village.

xxii) DRO, Hyderabad took up the matter, vide order 04.05.1971

held that Sarf-e-khas authorities assigned only an extent of

30 bigas to one Ms. De Costa, predecessor in title of the

petitioners. Laon Izafa was sanctioned in her favour.

xxiii) The appeal filed by Lateefunnisa Begum, against order dated

04.05.1971 was dismissed by the Board of Revenue vide

order dated 13.07.1974.

xxiv) Mohd. Basheerudduin Khan, filed a suit O.S.No.47/1967 for

partition against Nawab Nazeer Nawaz Jung, father of

Lateefunnisa Begum, Item No.2 of Schedule-II of the plaint

i.e. land admeasuring Ac.12.38 guntas in Guttala Begumpet

village.

xxv) The said suit was decreed partly and dismissed in respect of

the said property.

xxvi) Appeal filed vide CCCA.No.94 of 1980 filed against the said

judgment and decree was dismissed on 13.06.1995.

xxvii) After the order dated 04.05.1971 of DRO confirmed by

Board of Revenue vide order dated 13.07.1974, Smt. KLJ W.P.No.28635 of 2018 and batch

Lateefunnisa Begum, filed a suit vide O.S.No.130 of 1982

for rectification of Column No.13 of Kasra pahani and for

perpetual injunction. Thereafter, she withdrew the said suit.

xxviii) She has also filed an appeal against the order of Joint

Collector, dated 05.12.1989 before the Commissioner,

SSLR, Hyderabad, by misrepresentation of the facts.

xxix) On remand, Joint Collector Ranga Reddy, submitted his

proposals dated 30.01.1994 addressed to the Commissioner,

SSLR, for correction of settlement in respect of land

admeasuring Ac.22.20guntas.

xxx) Vide order dated 05.08.1985, Commissioner recorded

sanction of condonation of delay.

xxxi) In view of dismissal of suit in respect of land in Guttala

Begumpet, which was confirmed in appeal, the petitioners

cannot claim any title in respect of land in Guttala

Begumpet.

xxxii) Thereafter, Government vide G.O.Ms.No.943, dated

20.09.1989 proposed for alienation of land admeasuring

Ac.63.07guntas in Sy.No.63 of Guttala Begumpet village, in KLJ W.P.No.28635 of 2018 and batch

favour of Telugu University on free of cost and the same

was set aside by this Court vide order dated 12.02.1990 in

W.P.No.15487 of 1989.

xxxiii) Pursuant to order of Division Bench in W.A.No.468 of 1990,

Joint Collector, Ranga Reddy took up the matter and

dropped the proposals for alienation in favour of Telugu

University.

xxxiv) Vide order dated 11.09.2002 in W.P.No.8310 of 2002, this

Court directed the District Collector, Ranga Reddy to

complete the enquiry duly implementing Muntakhab No.9.

xxxv) In compliance with the said orders, the MRO,

Serilingampalli, submitted a detailed report dated

18.09.2002 through RDO Chevella Division with a request

to examine the matter.

xxxvi) In view of the orders passed by Commissioner, SSLR, dated

23.03.1994, the claim of petitioners family is only to

Ac.22.20 guntas and the same has been admitted by the

petitioner in W.P.No.40374 of 2022 and W.P.No.28635 of

2018 i.e. Raunaq Yar Khan in paragraph No.5 of the writ

affidavit in W.P.No.28635 of 2018.

KLJ W.P.No.28635 of 2018 and batch

xxxvii) Subsequent action for correction of survey error under

section 87 of the 1317F, was in process, consequent on

orders of the Commissioner, SSLR, dated 23.03.1994 and

16.08.1995. In the meanwhile, legal heirs of Muntakhab

Holder No.9 of 1950, dated 16.10.1950 filed W.P.No.29387

of 2021 seeking a direction to the District Collector to

consider representation dated 27.08.2021 and the same was

disposed of directing 2nd respondent to consider the said

representation, complete enquiry within a period of three

months.

xxxviii) In compliance with the said order, necessary enquiry has

been conducted by the Girdawar, Mandal Surveyor of

Serilingampalli Mandal duly inspecting the spot to ascertain

the extent etc. They have submitted a report stating as

follows:-

a) Area covered by encroachment: Ac. 3.37 guntas,

b) Proposed area (Muntakhab area): Ac.52.20 guntas,

c) Balance area covered by other claimants; Ac.22.20 guntas, ______________ Total admeasuring Ac.78.37 gutnas.

KLJ W.P.No.28635 of 2018 and batch

xxxix) On considering the same, respondent No.8 i.e. MRO

Serilingampalli submitted a report dated 18.04.2022, to the

District Collector, through RDO, who in turn, forwarded the

same to the District Collector, who in turn, referred the

matter to the CCLA.

xl) CCLA in turn, vide proceedings dated 20.05.2022 requested

the Collector, Ranga Reddy District, to thoroughly enquire,

take necessary action as per the existing provisions of law.

xli) On making a request for taking necessary action for

correction of survey error under Section 87 of AP (A) LR

Act, by the District Collector, Ranga Reddy vide his letter

dated 27.06.2022, Commissioner and Director, SSLR, vide

letter dated 30.07.2022 informed the District Collector, may

at any time, correct or cause to be corrected any clerical

error admitted by the party concerned.

xlii) Vide G.O.Ms.No.544, dated 15.05.1976 Government

delegated powers to the Settlement Commissioner, and

CCLA, under Section 87 of AP (TA) LR Act, vide

proceedings dated 24.02.1999. Therefore, Commissioner is KLJ W.P.No.28635 of 2018 and batch

the competent authority to condone the delay in filing of

application for correction of error in settlement records.

xliii) The Commissioner and Director, SSLR, has condoned the

delay in filing application and directed the District Collector,

Ranga Reddy District to take action under Section 87 of the

AP (TA) LR Act, in respect of land in Sy.No.63 of Guttala

Begumpet Village, by strictly following the Rules and

Procedures prescribed by CCLA and the Chief Secretary

Circular No.S1/1033/2011, dated 18.05.2011.

xliv) In pursuance of the said permission, District Collector,

Ranga Reddy, vide proceedings dated 08.08.2022 accorded

permission to correct the records i.e. Sethwar, tippon, sub

division regarding Sy.No.63 admeasuring Ac.52.20 gutnas

situated at Guttala Begumpet village, in favour of legal heirs

of Muntakhab No.9 holder, i.e. Sri Khaja Kareemullah

Khan.

xlv) The Assistant Director, SSLR, Ranga Reddy District has

issued supplementary Sethwar by sub-dividing the land in

Sy.No.63 as 63/1 admeasuring Ac.25.14 gutnas classified as KLJ W.P.No.28635 of 2018 and batch

Sarkari, Sy.No.63/2 admeasuring Ac.52.20 guntas as patta in

the name of Khaja Kareemullah Khan.

xlvi) Thereafter, the District Collector, Ranga Reddy vide

proceedings No.10.8.2022 addressed to the Commissioner

and Inspector General, Registration and Stamps, Telangana,

recommended for amendment of entries by de-notifying the

land admeasuring Ac.52.20 guntas in Sy.No.63/2 situated at

Guttala Begumpet from the list of prohibitory properties

under Section 22-A of Stamps and Registration Act, with a

request to issue necessary instructions to him.

xlvii) As per instructions issued by Commissioner and Inspector

General, Registration and Stamps, dated 19.08.2022, the

District Registrar, Ranga Reddy, amended the entries as

survey No.63/1 to an extent of Ac.25.14 gutnas, as Sarkari,

and Sy.No.63/2 to an extent of Ac.52.20 guntas has been

deleted from the prohibitory properties list vide memo dated

26.08.2022.

xlviii) Implementation of Muntakhab is a ministerial act which

requires verification with regard to the authenticity of the

said Muntakhab. Therefore, District Collector, vide letter KLJ W.P.No.28635 of 2018 and batch

dated 04.08.2015 directed State Archives for verification of

the authenticity of the Muntakhab and a Director of State

Archives vide his letter dated 07.08.2015 informed that the

said Muntakhab No.9 is traced out and furnished certified

copy of the same which is in Urdu. District Collector

obtained translation of the same. Therefore, there is no error

in the impugned proceedings.

xlix) Petitioners have no locus to file the present writ petitions.

l) The judgment in O.S.No.130 of 1982 operates as res

judicata.

With the said submissions, he sought to dismiss the writ petitions.

8. CONTENTIONS OF RESPONDENT Nos. 15 to 57 IN W.P.NO.40374 OF 2022 (UNOFFICIAL RESPONDENTS)

i) Petitioners in all the writ petitions are guilty of suppressio

veri and suggestio falsi.

ii) There is suppression of facts and the petitioners approached

this Court with unclean hands.

iii) Enquiry into the title by Commission and report as per

Farmaan. The subject property belongs to Khaza

Kareemullah Khan.

KLJ W.P.No.28635 of 2018 and batch

iv) One Rafiuddin Maghrabi claiming under gift deed dated 1st

Shaban 1315 Hijri from Zeenathunnissa Begum (paternal

aunt of Khaza Kareemullah Khan) submitted a claim to HEH

Nizam who in turn, under Farmaan dated 7th Zeeqad 1347 H

(1927AD) ordered for enquiry by a commission headed by

Mir Liaq Ali, Prime Minister and other Ministers and further

ordered that land of Begumpet Paigah area and the Makthas

Hammeedullah Nagar etc., be kept under the possession of

the Revenue Department, as usual. The parties were asked to

submit their claim of whatsoever in Atiyat Department.

After obtaining complete proof and refutation, their claim be

decided.

v) In compliance to the said Farmaan, commission submitted

its report dated 25th Shaban- Ul-Moazzam 1367H (1357

Fasli = 1347AD).

vi) After necessary enquiry, Nizam Atiyat and AAC opined that

a Maaruza (request) be submitted to HEH to get the sanction

about the transfer of Makhta land Begumpet Kalan as a gift

(Hiba) in the name of Lady Vicar ul umra. In such case, the

said maktha will be entitled to be continued in her name etc. KLJ W.P.No.28635 of 2018 and batch

vii) Gift by Zeenathunnissa Begum is not valid beyond her

lifetime.

viii) Muntakhab was issued as per the note approved by the then

Chief Minister basing on the report of the Commission and

recommendation of Revenue Minister.

ix) Chief Minister issued Muntakhab No.9 in File No.16/56,

dated 16.10.1950 in exercise of his sovereign power.

x) Implementation of Muntakhab is pending with the District

Collector and it is purely a ministerial act on the part of the

District Collector.

xi) Col. G.E.Cox, claiming himself as legal heir of Dr.Miss De

Costa submitted a claim with Tahsildar Hyderabad West, and

therefore, the implementation of Muntakhab was kept pending.

xii) Vide order dated 09.07.1958, Board of Governors, held that

Nazim Atiyat has not passed any order prejudicial to the

interest of the appellants and that they are at liberty to

approach the Collector to get their land demarcated.

Accordingly, Muntakhab holders filed several petitions before

the District Collector for implementation.

KLJ W.P.No.28635 of 2018 and batch

xiii) Despite repeated requests and constant persuasion, the said

Muntakhab was not implemented.

xiv) Respondent Nos.15 to 57 filed a writ petition vide

W.P.No.8130 of 2002 seeking a direction to the respondents

therein to complete the enquiry in respect of Hammedullah

Nagar and Begumpet Khurd duly implementing Muinthakab

No.9.

xv) Vide order dated 11.09.2002, the said writ petition was

disposed of directing Commissioner, SSLR, and the District

Collector to complete the enquiry and pass orders in

accordance with law by putting the petitioners therein on

notice and affording them an opportunity.

xvi) In compliance with the said order, District Collector called for

the report from RDO, Tahsildar etc., and vide letter dated

08.05.2008 sought report from Assistant Director, SSLR, who

in turn submitted report dated 23.05.2008.

xvii) Vide letter dated 04.08.2015, District Collector requested

Director of State Achieves to furnish certified copies of

Muntakhab No.9 and the same were furnished and the same are

in Urdu. District Collector perused the translated copy.

KLJ W.P.No.28635 of 2018 and batch

xviii) Respondent Nos.15 to 57 submitted representation dated

27.08.2021 to the District collector and others, to conduct

enquiry and implement Muntakhab No.9. The same was not

considered.

xix) Therefore, they have filed a writ petition vide W.P.No.29387 of

2021. Vide order dated 03.12.2021, the said writ petition was

disposed of directing the respondents therein to consider the

representation dated 27.08.2021 for correction of survey error,

completion of enquiry within a period three months.

xx) In compliance with said order, District Collector called report

from RDO, Tahsildar. CCLA vide his letter dated 20.05.2022

directed the District Collector, to thoroughly enquire into the

matter and take necessary action as per existing rule position

and in terms of Section 87 of 1317F.

xxi) Vide proceedings dated 23.05.2024, Assistant Director issued

notice to respondent Nos.15 to 57 fixing the date of hearing for

correction of records.

xxii) Assistant Director, Mandal Surveyor conducted survey,

demarcated the land, prepared a sketch on 14.06.2022. A

panchanama was also conducted and details of land KLJ W.P.No.28635 of 2018 and batch

admeasuring Ac.78.37 guntas situated at Guttala Begumpet

were also mentioned.

xxiii) Vide proceedings dated 22.06.2022 District Collector

recommended for correction of settlement error. Vide letter

dated 22.07.2022, Commissioner sought clarification from

District Collector who in turn, clarified the same vide his letter

dated 23.07.2022.

xxiv) Vide proceedings dated 30.07.2022, Commissioner on

examination of entire record, condoning the delay, permitted

the District Collector to issue necessary proceedings under

Section 87 of 1317F in respect of land in subject property.

xxv) Thereafter, District Collector passed orders dated 08.08.2022

permitting to correct the settlement record.

xxvi) Vide letter dated 10.08.2022, District Collector requested the

Commissioner and Inspector General, Registration and Stamps

for amendment of entries by de-notifying from the prohibitory

lists under Section 22-A of the Registration Act, in respect of

subject property who in turn vide memo dated 19.08.2022

requested the District Registrar RR District, to take necessary

action.

KLJ W.P.No.28635 of 2018 and batch

xxvii) Vide memo dated 26.08.2022 Disrtrict Registrar, RR District

amended prohibitory Register.

xxviii) Raunaq Yar Khan filed a writ petition vide W.P.No.36693 of

2022 challenging the letter dated 10.08.2022 and consequential

proceedings. Thereafter, sought permission to withdraw the

said writ petition and therefore the same was dismissed as

withdrawn.

xxix) Thereafter, petitioners filed the present writ petitions by

suppression of facts.

xxx) Tahsildar issued land encroachment notice and even then, sent

proposals to the contrary.

xxxi) The DRO Ranga Reddy dismissed application filed by

Lateefunnissa Begum for mutation of her name in revenue

record and Board of Revenue dismissed her appeal. She has

filed a suit vide O.S.No.130 of 1982 seeking rectification of

column No.13 of khasra pahani and for perpetual injunction.

The same was withdrawn.

xxxii) Writ petitions are no way effected by impugned orders.

xxxiii) The pleadings of petitioners are inconsistent and self-

destructive.

KLJ W.P.No.28635 of 2018 and batch

With the said submissions respondent Nos.15 to 57 sought to dismiss

all the aforesaid writ petitions.

FINDINGS AND ANALYSIS:-

9. The Points that arose for consideration in the present writ

petitions are as follows:-

1. Whether the impugned orders File No.F1/1171/2022 dated 30.07.2022, File No.A3/84/2022 dated 08.08.2022 and 10.08.2022, Memo No.8077/2022 dated 19.08.2022 passed by the respondent Nos.5, 6 and 9 require any interference by this Court in exercising its jurisdiction under Article 226 of the Constitution of India?

2. Whether a person in possession can be dispossessed except in accordance with law?

3. Can this Court adjudicate the title of the subject property?

4. To what relief?

POINTS 1 TO 3:

10. To decide the aforesaid issues, it is relevant to extract the

definition of Muntakhab, Section 87 of the A.P. (Telangana Area)

Land Revenue Act 1317F, and Section 22-A of the Registration Act

and Article 300-A of the Constitution of India. Therefore, the same

are relevant and extracted below:-

KLJ W.P.No.28635 of 2018 and batch

Section 87 of the LR Act:-

Settlement Officer to correct clerical and other errors admitted by all parties and application for correction of name to be made within two years:-

The Director of settlements and on making over the settlement records to the Collector, the Collector may, at any time, correct or cause to be corrected any clerical error or errors admitted by the party concerned.

The aforesaid officer shall hear all applications made within two years after the introduction of the settlement, for the correction of any wrong entry of a after the pattadar's name in the register referred to in the proceeding section and if satisfied about the error whether such error has been made through negligence, fraud or collusion shall correct the same, not withstanding that the party concerned does not admit the error but not such application shall be entertained after two years, unless reasonable cause is shown to the said officer for the delay, and in such cases, if any error is proved, it shall not be corrected without obtaining the sanction of the Government.

Section 22-A of the Registration Act, 1908: Documents Registration of which is opposed to Public Policy:-

(1) The State Government may, by notifications in the Official Gazette, declare that the registration of any document or class of documents is opposed to public policy.

(2) Not withstanding anything in this Act, the registering officer shall refuse to register any document to which a notification issued under sub-section (1) is applicable.

300A. Persons not to be deprived of property save by authority of law:-

No person shall be deprived of his property save by authority of law.

KLJ W.P.No.28635 of 2018 and batch

MUNTAKHAB:-

11. Section 2 (c) of the Hyderabad Atiyat Enquiries Act, 1952

defines Muntakhabs and Vasiqas as follows:-

"Muntakhabs and Vasiqas" means documents issued by competent authorities as a result of inam or succession inquiries held under the Dastoor Amal Inams or other Government orders on the subject and issued by way of continuance or confirmation of Atiyat grants.

12. Muntakhab is Certificate of Grant issued by the

Commissioner of Inam, Revenue Department. Muntakhab covered

the area of Aurangabad, Berar,. Bijapur and Khandesh, Hyderabad and

Bidar Subas. They were transferred to Daftar- i- Diwani in 1925

during the period of Salar Jung-I. The rules and regulations were

framed and investigation in regards to nature of grants, like jagir, inam

lands, watan deshmukhi and rusum (fees) and to their validity and the

legitimacy of the claims of the grantees started. All muntakhabs grants

comprise of mansab, yaumiya - i- naqdi, Inam, maash and madad -i -

mash etc.

13. Muntakhab (in Arabic) an abstract of the documents, in the

older survey records system being a list of names, with the numbers of

the fields held by each. (p.844 in The Law Lexicon, P. Ramanatha

Aiyar, Reprint Edition 1993).

KLJ W.P.No.28635 of 2018 and batch

14. In Public Information Officer/Joint Secy. to Chief

Commissioner of Land Administration v. A.P. Information

Commissioner 1, the then High Court of Andhra Pradesh at

Hyderabad had an occasion to deal with definition and relevance of

Muntakhab and observed that Muntakhab is essentially a document

with list of names with numbers of fields held by original grantee or

his successors. A certificate issued by competent authority

recognizing 'succession forms part of Muntakhab and some times by

itself is a Muntakhab. A Muntakhab declaring the rights of successors

and delineating respective shares of such successors is an

order/judgment in rem.

15. The aforesaid rival submissions would reveal that the

petitioners in all the aforesaid writ petitions are claiming right over the

subject property contending that it is their ancestral property.

Whereas, the respondent Nos.15 to 57 are claiming right over the

subject property contending that they are the legal heirs of Sri Khaja

Kareemullah Khan, holder of Muntakhab No.9 dated 16.10.1950. The

. 2008 SCC OnLine AP 721 KLJ W.P.No.28635 of 2018 and batch

impugned proceedings are issued in terms of Section 87 of the Andhra

Pradesh (Telangana Area) Land Revenue Act 1317 Fasli.

16. Mr. Rakesh Sanghi, learned counsel for the petitioners in

W.P.No.28635 of 2018; Mr. Omar A. Pasha, learned counsel

appearing for the petitioners in W.P.No.40374 of 2022, Mr. A.

Sudarshan Reddy, learned Senior Counsel representing Mr. P. Pratap,

learned counsel for the petitioner in both W.P.No.38277 of 2022 and

W.P.No.2151 of 2022 and Mr. M.V. Durga Prasad, learned counsel

for unofficial respondents 15 to 17 and learned Government pleader

for Revenue, made their submissions extensively basing on the

aforesaid pleadings.

17. The aforesaid stated rival submissions would reveal that the

subject property has chequered history. Several proceedings were

issued by revenue authorities. Three suits and appeals were also filed.

Three writ petitions and one intra-court appeal were filed earlier to the

present writ petitions with regard to the subject property.

18. As discussed supra, the challenge is to the impugned

proceedings issued in terms of Section 87 of the Act 1317F and

consequential proceedings, therefore, referring to the aforesaid KLJ W.P.No.28635 of 2018 and batch

proceedings, judgments and decrees, orders in writ petitions and writ

appeal in detail is not necessary.

19. EARLIER PROCEEDINGS:-

1. O.S.No.10 of 1962:

Smt. Nawab Begum W/o. N. Sultan-Ul-Mulk, Ladigvikar and

Laiqunnissa Begum, filed the said suit for distribution of properties,

income, rendition of accounts, delivery of property allotted to the

plaintiffs' share and sale for the purpose of distribution etc. A

preliminary decree was passed on 31.12.1963 by the learned

Additional Chief Judge, City Civil Court, Hyderabad, and a Receiver

was appointed to administer their estate and to partition by metes and

bounds etc. A final decree was also passed on 09.02.1965, I.A.No.469

of 1965 in O.S.No.10/1962. The land in Guttala Begumpet was

mentioned as item No.8 annexed to the said final decree.

2. O.S.No.47 of 1967:-

Mohd. Basheeruddin Khan, filed the said suit for partition

against the Nawab Nazeer Nawaz Jung, in respect of item No.2 of

Schedule -2 of the plaint i.e. land admeasuring Ac.12.38guntas in KLJ W.P.No.28635 of 2018 and batch

Guttala Begumpet Village. The said suit was decreed partly and

dismissed in respect of the property in Guttala Begumpet.

3. Appeals:-

The appeals filed challenging the said judgment and decree

including CCCA No.94 of 1980 were dismissed on 13.06.1965.

4. O.S.No. 130 of 1982:-

This suit was filed by Smt. Lateefunnisa Begum, seeking

correction of column No.13 of pahani and it was dismissed as

withdrawn..

5. W.P.No.8130 of 2002:-

It was filed by legal heirs of Muntakhab holder i.e. unofficial

respondent Nos.15 to 57 seeking a direction to the District Collector,

Ranga Reddy District to complete the enquiry duly implementing

Muntakhab No.9 which was disposed of vide order dated 11.09.2002

directing the District Collector, Ranga Reddy and others to complete

the enquiry for implementation of Muntakhab No.9.

6. W.P.No.29387 of 2021:-

This writ petition is filed by the legal heirs of Muntakhab holder

No.9 i.e. Respondent Nos.15 to 57 seeking a direction to the District KLJ W.P.No.28635 of 2018 and batch

Collector, CCLA and others to consider their representation dated

27.08.2021 submitted by them seeking correction of survey error and

completion of enquiry. Vide order dated 03.12.2021, this Court

disposed of the said writ petition directing the District Collector and

others to consider the said representation and pass orders in

accordance with law within a period of three months.

20. PROPOSAL OF TAHSILDAR, HYDERABAD WEST TALUK, DATED 23.10.1969.

i. The proposals of Tahsildar, Hyderabad West Taluk, vide

proceedings No.A1/5273/67/dated 23.10.1967 were submitted

to the RDO Hyderabad West Division.

ii. On a petition filed by Smt. Lateefunnissa Begum on 19.09.1967

under Circular No.2 of the Revenue Department, Tahsildar,

Hyderabad West Taluk, conduced enquiry.

iii. In paragraph No.12 of the said proposal, he has stated that on

receipt of the petition from Smt. Lateefunnissa Begum, he along

with revenue Inspector, Patwari and representative of the

applicant and Advocate of the applicant inspected the site and

found that the subject property is just on the border of

Yousufguda and Shaikpet Villages. Almost the entire area is KLJ W.P.No.28635 of 2018 and batch

just like a hillock. There is practically very negligible area,

which could be utilized for cultivation. There are four old wells

which are not in good condition. It appeared that previously wet

cultivation used to take place from these wells. Just by the side

of the wells, on an elevated high place, there is a building which

appears like a summer resort and a cellar. There are some

dilapidated old houses and garages. There is an approach road

to this house in this land and some culverts were also

constructed by arranging stones.

iv. Guttala Begumpet is a Sarf-e-khas Village, which was a private

property of HEH Nizam. At the time of integration of Jagir, the

said village was taken over by the Government. Perusal of the

Sarf-e-khas records shows that there were only pattadars in the

said village i.e. 1. Ms. De Costa who was owning about 231

bigas, 2) Smt. Sardarunnisa Begum who was owning about 6

bigas. There were only 12 survey numbers in the entire village.

The said village was surveyed and announced in the year 1352F

(AD). After revision, instead of the said 12 survey numbers,

Sy.No.63 was formed with the extent of Ac.610.16 guntas.

KLJ W.P.No.28635 of 2018 and batch

v. Perusal of the statement of records shows that Sy.Nos.62 and 63

were shown as 'Kancha Takrari'. But these two survey numbers

were not arranged in a systematic way because last Sy.No. 61

ends near the village and these two survey numbers were given

on the border of the village. The same shows that there was

some doubt about this land due to which settlement people have

given numbers stating as Kancha Takrari. The land which the

applicant claims to be her own land is a non-cultivable rocky

land in which there are four wells, old house in the shape of a

big cells, dilapidated garages etc. There is also road leading to

the cell. It is also a fact that the Court of Wards has taken over

the property of Nawab Sultan ul Mulk, who owned a palace at

Yousufguda village which is about two to three miles and was

implemented in the Faisal Patti and 1336F which shows a) plot

No.13 admeasuring 30 bigas, a kancha which was being

auctioned every year for which Ms. De Costa had applied for

granting patta. After investigation by the Deputy Collector,

through Lr.No.251, dated 13.09.1336F in the average of 10

years, land revenue for an amount of Rs.109-11-2, this land was

granted patta. This 'Sarah' of Tahsildar was approved by Sri KLJ W.P.No.28635 of 2018 and batch

Jafar Yar Jung, the then Deputy Collector. There were mango

trees which were being auctioned by the Court of Wards

authorities. The construction of structures, roads, culverts etc.,

also proved beyond doubt that late Sultan ul Mulk was in

possession and enjoyment of the subject property.

vi. It is not known why Sultan ul Mulk people kept quite when it is

declared as government land after announcement by the

Settlement Department. In the same way, it is not known why

the government kept quite when their property was taken over

and was under the management of the Court of Wards

authorities.

vii. The oral evidence of Col. Cox is very important, he deposed

that he had seen that land which subsequently got sold by Ms.

De Costa to late Sultan ul Mulk.

viii. As per the pleadings and documents filed and the oral evidence

adduced by Smt. Lateefunnissa Begum, the applicant, it shows

that the land once belonged to late HEH, the Nizam, it was

given to late Sultan ul Mulk and inherited by the applicant

therein.

KLJ W.P.No.28635 of 2018 and batch

ix. Perusal of the government records shows that it is a Kancha

land which is in dispute. The latest record of 1952 and 1954

shows that Col.Cox was in possession of Sy.No.63 and he was

utilizing the grass. The record from 1961 onwards shows that

the applicant is in possession of this land. The Faisal Patti in the

year 1961 shows that Dhar - e - Khas levied on the applicant

from 1950 to 1961 amounting to Rs.246-72 to the extent of

Ac.2.00 stating that on this area, there are structures. The

record i.e. pahani does not reveal this position. The present

Patwari has no knowledge of this discrepancy. The previous

Patwari Sri Seetharama Rao died, due to which it was difficult

to trace the real position.

x. The Kawalkar has deposed that he has collected land revenue

from Sultan ul Mulk people who were in possession of the

subject property. This oral evidence goes to prove that the

applicant therein was in possession of the subject land.

xi. In the light of the said facts, there are two aspects of the case.

The first aspect is that this was a patta land but after revision, it

was declared as Government and mentioned as Kancha Takrari.

The second aspect is that it is a government land and the KLJ W.P.No.28635 of 2018 and batch

applicant is in possession since many years even prior to

integration of Jagirs.

xii. In his view, the second aspect seems to be more clear.

Whichever aspect is taken into consideration, it goes in favour

of the applicant. If the first version is accepted to be correct in

that case, the survey error has to be rectified. If the second

version were to be accepted, then, this land is to be made patta

in the name of applicant as per Circular No.2.

xiii. In view of the Circular No.2, as it is a Sarf-e-khas village

wherein the pattadar has been defined in Clause (II) of Section

2 as a person who is directly responsible to the Jagir for the

payment of land revenue whether this name has or has not been

entered as such in Jagir records and it includes a person who

was directly responsible to the Jagirdar for payment of land

revenue.

xiv. Circular No.2 clearly states as a result of the coming into force

of the Hyderabad (Abolition of Jagirs) Regulation 1358F. The

administration of all Jagir areas has been taken over by the

Government. This Change has placed Jagir ryots on an equal

footing with the Diwani Ryots in all respects and it is the duty KLJ W.P.No.28635 of 2018 and batch

of the District Officers to see that the Jagir ryots enjoy all the

rights to which they are entitled. The most important of this

right is the right to hold the land. The rules framed under the

Circular No.2 provide that all persons who hold Jagir lands and

pay land revenue directly to the Jagirdar, shall in all Jagirs

whether settled or unsettled, for all purposes be deemed to be

pattadars of the land held by them notwithstanding any oral or

written agreement between the Jagirdars and such persons or

any entry in the concerned village records to the contrary and

their rights and liabilities shall be the same as those of the

pattedars of Khalsa lands.

xv. In the light of the above orders considering that the applicant is

in possession of the land as contemplated under Circular No.2,

the applicant can rightly ask to treat her as pattedar. Now,

simply because the revenue records show that Sy.No.63 is a

Government land and the applicant is an encroacher, it is not

justifiable to evict her.

xvi. The Tahsildar, Hyderabad West Taluk, further observed that in

view of the pleadings, considering the oral evidence, documents

filed by the applicant, this property was once under the KLJ W.P.No.28635 of 2018 and batch

supervision of the Court of Wards, Guttala Begumpet village

was a Sarf-e-khas village, the longstanding possession of the

applicant, the petitioners grandfather constructed houses,

garages, roads etc. in the subject property and the oral evidence

of Col.Cox that Ms. De Costa purchased subject property and

sold to Sultan ul Mulk, and also other evidence, he was of the

opinion that the applicant can rightly ask to treat her as pattadar

of subject property as per Circular No.2.

21. With the said observations, he requested the RDO,

Hyderabad West Division to pass necessary orders for taking further

action.

22. Thereafter, vide G.O.Ms.No.943, dated 20.09.1989, the

Government accorded sanction to alienate the subject property in

favour of Telugu University.

23. The petitioners along with their mother filed W.P.No.15487

of 1989 challenging the said G.O. Vide order dated 11.12.1989, this

Court observed that several contentions were raised by learned

counsel for the petitioners in order to show that the petitioners are

lawful owners of the land and they have been in actual possession of

the same. The said contentions are denied in the counter affidavit. It is KLJ W.P.No.28635 of 2018 and batch

not necessary to go into those contentions. The writ petition must

succeed on the question of violation of principles of natural justice. In

the impugned order, it is not in dispute that it has not been preceded

by notice to the petitioners. As far back as in 1967, the proceedings

under A.P. Land Encroachment Act, were initiated against the

petitioners in respect of the very same land. The Tahsildar, Hyderabad

West Taluk, vide order dated 23.10.1967 held that the petitioners were

not encroachers. Therefore, it cannot be said that the petitioners are

nothing to do with the land in question. As the impugned orders were

issued in violation of the principles of natural justice, the same is set

aside.

24. This Court also observed that the said order will not

preclude respondent authorities from issuing notice to the petitioners

and take action in accordance with law.

25. Feeling aggrieved by the said order, the said Telugu

University preferred intra-court appeal vide W.A.No.468 of 1990.

Vide judgment dated 18.04.1990, the Division Bench dismissed the

said writ appeal observing as follows:-

In our view, the learned Single Judge was right in directing a show cause notice to be issued to the writ KLJ W.P.No.28635 of 2018 and batch

petitioners before assigning the land for other purposes. We are, therefore, not inclined to disturb the order passed by the learned Single Judge in setting aside the G.O.Ms.No.943, Revenue, dated 20.09.1989 insofar as it relates to the extent of land which is subject matter of the writ petition and while the writ petitioners are claiming title. However, in our view the interest of the appellant will have to be safeguarded by issuing a further order restraining the writ petitioners from alienating the property in any manner whatsoever including entering into agreement of sale etc., The nature of land shall not also be altered. These directions however, do not amount to acceptance of any claim to possession. The proceedings before the Government as directed by the learned Single Judge, shall be completed within four months from the date of receipt of this order, after giving notice to the writ petitioners. Subject to the above directions, writ appeal is dismissed. "

26. Vide proceedings No.D1/12495/89, dated 21.09.1992, Joint

Collector, Ranga Reddy District dropped alienation proposals for the

present, pending decision, about the correction of entries by the

Commissioner, SSLR. As the matter is pending enquiry with the

Commissioner, SSLR, he observed that he did not intend to go into

merits and demerits of the case.

27. In the said order, it is mentioned that the petitioners were

proposed to be evicted as the land holder has dropped the proceedings KLJ W.P.No.28635 of 2018 and batch

after the representation by the petitioners herein. There is litigation

over the subject property since 1967 and the matter is being agitated

by them at different Forums.

28. As per the records, the petitioners herein are interested in

the land and their application for correction of entries is pending with

the Commissioner, SSLR, it is appropriate to await outcome of the

decision of the Commissioner, before alienation. He has also further

observed that there is dispute regarding title of the land while

Government continues to treat it as government land and the

petitioners are claiming that it is their private property. The veracity

and truthfulness of which is required to be decided by the

Commissioner, SSLR. In view of the pendency of the case with him,

no additional information was placed before him.

29. The aforesaid facts would reveal that the petitioners herein

and their mother had applied for correction of revenue entries on

16.05.1989 in continuation of their petition No.B1/6183/88 in respect

of subject property. The Joint Collector dismissed the said application

considering the alienation proposals vide G.O.Ms.No.943, dated

20.09.1989. Aggrieved by the said order of Joint Collector, the writ

petitioners and their mother preferred appeal before the KLJ W.P.No.28635 of 2018 and batch

Commissioner, SSLR, in File No.P5/405/1990 and the same was

pending.

30. It is also relevant to note that notices were issued to the

petitioners and their mother under Section 7 of the Land

Encroachment Act, in the years 1961 and 1981 to evict them from the

subject property. They have submitted explanation. Thereafter, the

said proceedings were dropped.

31. In the said order, it is also observed that the suit vide

O.S.No.47/65 is pending before the I Additional Chief Judge, City

Civil Court, Hyderabad to which the Nizam is also a party, the

plaintiffs therein have disputed the title of Sultan ul Mulk, to the

properties at Guttala Begumpet. The disposal of the suit is likely to

clarify the issue as to the extent and distribution of the property

actually belongs to Sultan ul Mulk. It is, therefore, felt that decision in

O.S.No.47/65 be awaited for the reason that the issue is the

establishment of title of Sultan ul Mulk to the subject land and

determination of the extent thereof.

32. He has already considered report vide proceedings

No.A1/5273/67, dated 23.10.1967 of the Tahsildar, Hyderabad West

Taluk, and observed that due to pendency of O.S.No.47/65, it would KLJ W.P.No.28635 of 2018 and batch

be better to keep the proceedings pending the decision of the civil

Court as it would clarify the issue.

33. As discussed supra, the challenge in the present writ

petitions is to the impugned orders in File No.A3/84/2022, dated

08.08.2022 passed by respondent Nos.5 and 6. The said proceedings

were issued by respondent Nos.5 and 6 invoking power under Section

87 of 1317 F.

34. As per Section 87 of the said Act, Settlement Officer has

power to correct clerical and other errors admitted by all parties and

the application for correction of names to be made within two years.

Therefore, as per the said provision, the following are three important

aspects:-

1. It should be correction of clerical and other errors.

2. It should be admitted by all the parties.

3. Application shall be filed within two years.

35. In the present case, respondent Nos.15 to 57 are claiming to

be legal heirs of the original Muntakhab holder Mr. Khaja

Kareemullah Khan, sought for correction of errors in the Muntakhab

No.9, dated 16.10.1950. The petitioners are disputing the claim of the

respondent Nos.15 to 57. According to the petitioners, they are the KLJ W.P.No.28635 of 2018 and batch

owners of the subject property and it is their ancestral property.

Therefore, there is no admission of the said clerical error by the

petitioners herein.

36. As discussed supra, the application seeking correction of

clerical error or other errors shall be filed within two years. As

discussed supra, Muntakhab No.9 is dated 16.10.1950. Respondent

Nos.15 to 57 sought for correction of clerical error in the said

Muntakhab only on 01.04.1968 by way of submitting an application.

The same was not considered.

37. The mother of the petitioners Smt. Lateefunnissa Begum,

submitted an application before the Collector, Hyderabad West, under

Section 87 of 1317F for mutation of her name in the revenue records.

The DRO took up enquiry under Section 87 of the 1317F for

rectification of the settlement error in F.No.F3/6183/1968, dated

04.05.1971 stating that the decision in O.S.No.47/1965, a suit for

partition of properties, awaited supra.

38. Feeling aggrieved by the said order, the mother of the

petitioner i.e. Smt. Lateefunnissa Begum preferred an appeal under

Section 158 of Act 1317F and the same was dismissed by the Joint KLJ W.P.No.28635 of 2018 and batch

Collector, Ranga Reddy District on the ground of pendency of the

partition suit vide O.S.No.47/1965.

39. Perusal of the proceedings dated 16.08.1995 of the

Commissioner, SSLR, Hyderabad would reveal that the mother of the

petitioners i.e. Smt. Latheefunnissa Begum and others filed an appeal

petition dated 22.02.1990 before the Settlement Officer i.e. the

District Collector, Ranga Reddy District, seeking correction of

settlement errors. Therefore, vide the said proceedings dated

16.08.1995, the Commissioner, SSLR, accorded permission under

Section 87 of the 1317F to the District Collector which a statutory

application permitting to correct the survey and settlement error which

is of more than two years after handing over the records to the

Settlement Officer (the District Collector) by the Survey Department

after revision survey. The Commissioner, SSLR was accorded

permission to correct error under Section 87(A) of the 1317F by

condoning the delay vide proceedings dated 05.08.1995. Therefore,

the Collector, Ranga Reddy District was requested to examine the

matter and take necessary action with reference to the facts of the case

and documentary evidence.

KLJ W.P.No.28635 of 2018 and batch

40. It is also relevant to note that the respondent Nos.15 to 57

have also submitted an application dated 27.08.2021 to the District

Collector, Ranga Reddy, CCLA seeking correction of survey error and

completion of enquiry. The same was not considered. Therefore, they

have filed a writ petition vide W.P.No.29387 of 2021. Vide order

dated 03.12.2021, this Court disposed of the said writ petition

directing the District Collector and others to consider the said

representation dated 27.08.2021 and pass orders in accordance with

law within a period of three months. Thus, respondent Nos.15 to 57

submitted an application only on 27.08.2021 seeking correction of

survey error. Thus, there is inordinate delay in submitting an

application seeking correction of error. There is no explanation much

less plausible explanation from respondent Nos.15 to 57 for the said

abnormal delay in seeking correction of clerical error.

41. As discussed supra, the word 'shall' is used in Section 87 of

the 1317 F. Therefore, respondent Nos.15 to 57 shall submit an

application seeking correction of errors within two years which they

have not submitted in the present case. However, respondent Nos.15

to 57 are contending that there is provision to condone the delay and

that the Commissioner, SSLR, condoned delay vide proceedings dated KLJ W.P.No.28635 of 2018 and batch

05.08.1995 and accorded permission to correct errors. The

proceedings of the Commissioner, SSLR dated 05.08.1995 are

contrary to the language used in Section 87 of the 1317F.

LEGAL PRECEDENTS / JUDGEMENTS

42. It is relevant to note that with regard to condonation of

delay, the Apex Court laid certain parameters in Pathapati Subba

Reddy (died) by L.Rs. v. Special Deputy Collector (LA) 2 and the

same are as follows:-

"On a harmonious consideration of the provisions of the law, as aforesaid, and the law laid down by this Court, it is evident that:

i) Law of limitation is based upon public policy that there should be an end to litigation by forfeiting the right to remedy rather than the right itself;

(ii) A right or the remedy that has not been exercised or availed of for a long time must come to an end or cease to exist after a fixed period of time;

(iii) The provisions of the Limitation Act have to be construed differently, such as Section 3 has to be construed in a strict sense whereas Section 5 has to be construed liberally;

(iv) In order to advance substantial justice, though liberal approach, justice-oriented approach or cause of substantial justice may be kept in mind but the same cannot be used to defeat the substantial law of limitation contained in Section 3 of the Limitation Act;

. 2024 INSC 286 KLJ W.P.No.28635 of 2018 and batch

(v) Courts are empowered to exercise discretion to condone the delay if sufficient cause had been explained, but that exercise of power is discretionary in nature and may not be exercised even if sufficient cause is established for various factors such as, where there is inordinate delay, negligence and want of due diligence;

(vi) Merely some persons obtained relief in similar matter, it does not mean that others are also entitled to the same benefit if the court is not satisfied with the cause shown for the delay in filing the appeal;

(vii) Merits of the case are not required to be considered in condoning the delay; and

(viii) Delay condonation application has to be decided on the parameters laid down for condoning the delay and condoning the delay for the reason that the conditions have been imposed, tantamounts to disregarding the statutory provision."

43. Considering the principle laid down by the Apex Court in

Tata Consulting Engineers v. Workmen 3, Sooraj Devi v. Pyare

Lal, 4 and Vipinchandra Vadilal Bavishi v. State of Gujarat 5, the

Apex Court held as follows:-

"26. An arithmetical mistake is a mistake in calculation, while a clerical mistake is a mistake of writing or typing error occurring due to accidental slip or omissions or error due to careless mistake or omission. In our considered opinion, substituting different lands in place of the lands which have been notified by a statutory notification under Sections 10(1), 10(3)

. 1980 Supp SCC 627

. (1981) 1 SCC 500

. (2016) 4 SCC 531 KLJ W.P.No.28635 of 2018 and batch

and 10(5) [Urban Land (Ceiling and Regulation) Act, 1976] cannot and shall not be done by issuing a corrigendum unless the mandatory requirements contained in the aforementioned sections is complied with. A landholder cannot be divested from his land on the plea of clerical or arithmetical mistake liable to be corrected by issuing corrigendum."

44. In Telangana Housing Board v. Azamunnisa Begum, 6 the

Apex Court had an occasion to consider the aspect of clerical errors in

terms of Section 87 of the 1317F and the relevant portion is extracted

herein.

"17. The relevant portions of the Circular dated 15-10-1994 are Paras 4 and 5 and they read as follows:

"Clarification : There is no time-limit for entertaining clerical errors, and District Revenue Officer is competent to entertain clerical errors. The time-limit is prescribed only for errors other than clerical errors. For rectification of errors other than clerical errors condonation of delay is required, for which District Revenue Officer alone is competent. However the District Revenue Officer is not competent to carry out correction other than clerical errors without the approval of the Commissioner, Survey, Settlement and Land Records. Clarification : Section 87 of the Land Revenue Act, 1317 Fasli does not provide definition of clerical errors and errors other than clerical errors. The clerical errors are minor errors which do not involve alteration in area, change of classification, or change of name of the pattedar.

A few examples of errors, which come under the category of clerical errors, are furnished below:

. (2018) 7 SCC 346 KLJ W.P.No.28635 of 2018 and batch

a. Name of the Pattedar misspelt.

b. Interchange of survey numbers.

c. Survey no. missing in the survey map.

d. Area is calculated wrongly though measurement on ground and records support the correct area.

Since the definition of clerical error and errors other than clerical errors is not there in the Act, it is not proper to leave it to the judgment of Assistant Director, Survey and Land Records whether particular survey error falls under the category of clerical error or errors other than clerical error. Therefore, the Assistant Director, Survey and Land Records shall send detailed technical report to Director, Survey Settlement and Land Records, regarding proposed error. This is purely a technical and non-statutory function. The report so sent shall be examined at Directorate whether the error falls under the category of clerical error or error other than clerical error and the fact will be communicated to Assistant Director, Survey and Land Records. On obtaining clearance from the Directorate, the Assistant Director shall send the file to District Revenue Officer to dispose of the case at District Revenue Officers level under Section 87 of the Land Revenue Act, if the error is a clerical error. If the error is other than clerical error, the District Revenue Officer, shall send proposals to Commissioner, Survey, Settlement and Land Records duly condoning the delay as per rules for disposal of the case by Commissioner, Survey, Settlement and Land Records, under Section 87-A of the Land Revenue Act, 1317 Fasli."

45. As discussed supra, the implementation of Munthakab No. 9

of 1950, dated 16.10.1950 was cancelled far back in 1958.

Respondent Nos.15 to 57 failed to provide a clear identification of the KLJ W.P.No.28635 of 2018 and batch

land as no boundaries were specified. Thus, they failed to identify and

demarcate the relevant survey numbers and boundaries of the subject

property. Furthermore, they have suppressed reports of the 8th

respondent, who indicated that implementation of Muntakab No. 9

stands cancelled.

46. It is also relevant to note that in the report submitted by the

Tahsildar, Serilingampally, to the District Collector, Ranga Reddy

District, vide proceedings Lr.No.B/348/2002, dated 07.07.2015, there

is reference to the report No.B/348/2002, dated 18.09.2003 and that

page No.5 of the said report, it was mentioned that the District

Collector, Ranga Reddy, District has passed orders for cancellation of

implementation of Muntakhab No.9 on the ground that the Muntakhab

No.9 had not specified survey numbers or boundaries of the land

which had been confirmed as Inam. As such Mr. Khaja Munnawar Ali

Khan and others filed an appeal before Nazim-e-Atiyat who heard the

parties and held that the Collector, Ranga Reddy District, was right in

ordering the cancellation of entry of Inam right, however ordered that

the appellants are not barred from submitting an application to the

Collector for execution of the orders in Muntakhab No.9 showing the

Survey Numbers and boundaries of said Mash.

KLJ W.P.No.28635 of 2018 and batch

47. In the present writ petition, the errors sought to correct by

respondent Nos.15 to 57 are not clerical errors. The power under

Section 87 of the 1317F is quasi judicial power and therefore, the

authority exercising the said power, has to consider the principles and

guidelines issued by the Apex Court. Therefore, the Commissioner,

SSLR, and the District Collector, have to consider the aforesaid three

aspects i.e. 1) clerical errors or any other errors 2) admission by all the

parties and 3) the same should be filed within two years, in terms of

Section 87 of the 1317F. In the present facts scenario, there is no

consideration of the said aspects.

48. Though there is no limitation to file a particular application,

it cannot be filed with abnormal delay and it should be filed within a

reasonable time by explaining the reasons for the said delay. In the

present case, there is no such explanation offered by respondent

Nos.15 to 57.

49. It is no longer res integra that where no time-limit is

specified, whatever is required to be done should be within a

reasonable period. In Collector v. D. Narsing 7, the Apex Court

considered its decision in Dehri Rohtas Light Railway Co.

. (2015) 3 SCC 695 KLJ W.P.No.28635 of 2018 and batch

Ltd. v. District Board, Bhojpur 8 about the exercise of revisional

jurisdiction where no time-limit is specified was considered and held

that summarize, delayed exercise of revisional jurisdiction is frowned

upon because perpetual exposure to challenges would lead to

avoidable and endless uncertainty in human affairs, contrary to the

policy of law. Even in the absence of a prescribed limitation period for

such powers, significant delays can create third-party rights that

cannot be disregarded by the belated exercise of discretionary power,

particularly when no cogent explanation for the delay is provided. The

rule of law must align closely with the practicalities of life.

50. In Basanti Prasad v. Bihar School Examination Board 9,

it was pointed out where third-party rights are likely to be affected, the

courts decline to interfere, but if there is a necessity to interfere, then

the aggrieved person should be heard on merits.

51. As discussed supra, Mr. Raunaq Yar Khan, filed a writ

petition vide W.P.No.28635 of 2018 to declare the action of

respondents in interfering with his possession and damaging the

. (1992) 2 SCC 598

. (2009) 6 SCC 791 KLJ W.P.No.28635 of 2018 and batch

subject property by erecting the board with caption "Government

Land" as illegal. This Court vide order dated 16.08.2018 directed the

parties to maintain status quo as on the said date in all respects. This

Court also made it clear that any violation of the order shall be viewed

seriously. Suppressing the said fact, respondent Nos.15 to 57

submitted a representation dated 27.08.2021 to the District Collector,

Ranga Reddy District, CCLA with a request to correct the survey error

and complete enquiry and they filed a writ petition vide

W.P.No.29387 of 2021 seeking a direction to the District Collector,

CCLA and others to consider the said representation dated 27.08.2021

and obtained an order dated 03.12.2021. Thus, they have suppressed

the aforesaid order dated 16.08.2018 passed by this Court in

W.P.No.28635 of 2018.

52. It is further stated that from the perusal of decision No.55,

dated 09.07.1958 in File No.3/87/54/Atiyat of Board of Revenue,

Andhra Pradesh, it is observed that Muntakab No.9 in respect of

Hameedullahnagar and Guttala Begumpet villages were implemented

by Tahsildar, Hyderabad West, in the name of Inamdars viz., Khaja

Munnawar Ali Khan and others.

KLJ W.P.No.28635 of 2018 and batch

53. Aggrieved by the order of implementation of Munthakab

No. 9, Col. Cox filed an appeal before the Collector, Hyderabad

District stating that during the pendency of the Inam enquiry, the lands

in question were under the Government Custody and the Govt allotted

the subject property to One Mr. Col. Cox on patta, and that without

giving an opportunity to the Pattadar to submit his objection, the said

land was implemented in the name of Khaja Munnawar Ali Khan and

others.

54. On this, the Collector had passed orders for cancellation of

implementation of Muntakab No.9 on the ground that the Muntakab

had not specified the Survey numbers or boundaries of the land which

had been confirmed as Inam. Therefore, Khaja Munnawar Ali Khan

and others filed an appeal before the Nazim-e-Atiyat. The Nazim-e-

Atiyat, who heard the parties, decided that the Collector was right in

ordering the cancellation of entry of Inam right, however ordered that

the appellants are not debarred from submitting an application to the

Collector for execution of the orders in Muntakab No.9 showing the

survey numbers and boundaries of the said mash.

55. Aggrieved by the order of Nazim-e-Atiyat, Sri Khaja

Munnawar Ali Khan and others filed an appeal before the Board of KLJ W.P.No.28635 of 2018 and batch

Revenue and prayed that the decisions of the Lower Courts be set

aside and Major Col.Cox be directed to pay the Revenue of the land to

them as decided earlier. On this, the Board of Revenue while

accepting the Lower Court orders, directed the appellants therein to

appear before the Collector and get their lands demarcated after

producing necessary evidence to establish the location and the

boundaries of the land.

56. The aforesaid facts, more particularly, reports of the

Tahsildar, Hyderabad West Taluk, Serilingampally Mandal, would

reveal that the petitioners and their predecessors - in - title are in

possession of the subject property. There is no admission of clerical

error by the petitioners as claimed by respondent Nos.15 to 57 which

is mandatory in terms of Section 87 of the Act 1317F. The said

application was not filed within a period of two years as required in

terms of Section 87 of the Act 1317F. The errors pointed out by

respondent Nos.15 to 57 are not clerical errors as claimed by them.

57. As discussed supra, respondent Nos.15 to 57 submitted

representation dated 27.08.2021 and filed writ petition vide

W.P.No.29387 of 2021 suppressing the order dated 16.08.2018 in KLJ W.P.No.28635 of 2018 and batch

W.P.No.28635 of 2018. They have obtained an order dated 03.12.2021

in W.P.No.29387 of 2021 wherein this Court directed the District

Collector, Ranga Reddy District, and others to consider the

representation dated 27.08.2021 and pass orders in accordance with

law within a period of three months and complete the enquiry by duly

implementing Muntakhab No.9.

58. Now, the official respondents are contending that in

compliance with the said order, Tahsildar, Serilingampally, submitted

a detailed report dated 18.09.2003 to the RDO, Serilingampally

Division, with a request to examine the matter and necessary enquiry

has been conducted by Girdavar, Mandal Surveyor, Serilingampally by

duly inspecting the land. They have submitted report stating that

Ac.3.37 guntas of land is covered by encroachment, Ac.52.20 guntas

of land is the proposed area (Muntakhab area) and Ac.22.20 guntas is

the balance land covered by other claims. The total land is Ac.78.37

guntas.

59. In report vide. Lr.No.B/348/2002 dated 18.09.2003 of

Tahsildar, Serilingampally, submitted to the Revenue Divisional

Officer, Chevella Division, Ranga Reddy District, it is mentioned that

Nizam-e-Atiyat vide Lr.No.3507 dated 27.10.1950 in F.No.16/56, KLJ W.P.No.28635 of 2018 and batch

Inam Medak of 1346 Fasli while communicating copies of Muntakhab

No.9, dated 16th Azur 1360 Fasli corresponding to 16.10.1950

informed that the Inam lands do not come under the purview of Jagir

Abolition and therefore, the lands of Hameedullah Nagar and

Begumpet Khurd as mentioned in Muntakhab which was under control

(Kabza) of Revenue Department be restored in favour of legal heirs of

Khaja Kareemullah Khan. It is further mentioned that the Collector,

Hyderabad District directed the Tahsildar, Hyderabad West Taluk to

implement Muntakhab No.9 in favour of the legal heirs of Khaja

Munnawar Ali Khan in the revenue records and to submit compliance

report vide Ref.No.6333, dated 07.11.1950 in File No.1/56 of 1354F in

F.No.16/56 Inam; Medak of 1346F.

60. At the cost of repetition, as discussed supra, Ms. De Costa is

claiming that the subject property was purchased by her from Sarf-e-

Khas authorities. She has executed a registered sale deed bearing

document No.423/1345F (1935) in favour of Nawab Sultan ul Mulk

Bahadur, grandfather of late Lateefunnissa Begum, mother of the

petitioners in respect of Ac.2.20 guntas and another registered sale

deed bearing document No.518 of 1345F dated 25th Khurdad 1345F

(1935) in favour of Sultan ul Mulk Bahadur, in respect of Ac.5.00 KLJ W.P.No.28635 of 2018 and batch

guntas situated in Sy.No.13 (new Sy.No.63) Guttala Begumpet

Village.

61. Nawab Nazeer Nawaz Jung executed another gift deed

bearing document No.657 of 1969 dated 14.10.1969 in favour of his

daughter Lateefunnissa Begum in respect of land admeasuring

Ac.78.37 guntas in Sy.No.63 of Gutala Begumpet Village including

Ac.25.00 guntas of land purportedly sold under sale deed dated

08.11.1965 bearing document No.1050 of 1965 executed by Nawab

Nazeer Nawaz Jung and 12 others.

62. Smt. Lateefunnissa Begum, mother of the petitioners in turn

executed gift deed bearing document No.910 of 1971, dated

31.03.1971 in favour of her husband and her four children, the

petitioners herein.

63. Perusal of record would also reveal that the Tahsildar,

Hyderabad West Taluk, issued a notice dated 22.07.1967 under Section

7 of Madras Encroachment Act, 1905 to the mother of the petitioners

seeking explanation from her as to why she should not be evicted from

the subject property. She has submitted explanation on 19.09.1967.

Thereafter, Tahsildar, Rajendranagar Taluk, vide proceedings dated KLJ W.P.No.28635 of 2018 and batch

30.07.1981 dropped the proceedings initiated against the mother of the

petitioners under the Madras Encroachment Act, 1905.

64. Referring to the principle laid down by the Apex Court in

Government of Andhra Pradesh vs. Tummala Krishna Rao 10 and

other judgments, learned counsel for the petitioners would contend that

initially Ms. De Costa, thereafter, Nawab Sultan ul Mulk Bahadur,

mother of the petitioners and petitioners have been in continuous and

longstanding possession over the subject property. Therefore,

petitioners cannot be evicted in a summary proceedings. Considering

the said aspect only, Tahsildar, Rajendranagar, vide his proceedings

dated 30.07.1981 dropped the proceedings against the mother of the

petitioners initiated under the Madras Land Encroachment Act, 1905.

65. The petitioners also relied on the principle laid down by the

Division Bench in Shivaram Singh vs. Hyderabad Urban

Development Authority 11 wherein Division Bench held that once a

person is found to be in possession of the land, Government cannot

evict the said person summarily without following the due process of

law.

. AIR 1982 SC 1081

. 2024 (2) ALD 396 DB KLJ W.P.No.28635 of 2018 and batch

66. As discussed supra, in the report dated 23.10.1967, the

Tahsildar, Hyderabad West Taluk, categorically held that the mother of

the petitioners was in possession over the subject property.

67. As discussed supra, petitioners and their mother filed a writ

petition vide W.P.No.15487 of 1989 challenging G.O.Ms.No.943,

dated 20.09.1989 allotting land admeasuring Ac.63.07 guntas in

Sy.No.63 of Guttala Begumpet in favour of Telugu University. Vide

order dated 12.02.1990, this Court disposed of the said writ petition

setting aside the said G.O. This Court also placed reliance on the

proceedings initiated by the Government in terms of Madras

Encroachment Act.

68. In an intra-court appeal filed by Telugu University vide

W.A.No.468 of 1990 challenging the said order dated 12.02.1990 in

W.P.No.15487 of 1989, Division Bench vide order dated 18.04.1990

dismissed the said writ appeal. Vide proceedings dated 21.09.1992,

Joint Collector, Ranga Reddy, dropped the said proceedings allotting

land to Telugu University.

69. Even then, petitioners were not put on notice and no

opportunity was afforded to them while issuing impugned proceedings.

KLJ W.P.No.28635 of 2018 and batch

All the aforesaid impugned proceedings are behind back of the

petitioners and therefore are in violation of principles of natural justice.

70. As discussed supra, the requirements under Section 87 of the

Act 1317F are 1) There should be correction of clerical or other errors,

2) There should be admission by all the parties and 3) Application shall

be filed within two years.

71. The errors sought by respondents 15 to 57 are not clerical or

other errors, there is no admission of the same by all the parties and the

said application was not filed within a period of two years. The said

application was filed with abnormal delay, that too, without explaining

the reasons satisfactorily.

72. Some of respondents 15 to 57 filed W.P.No.8130 of 2002

seeking a direction to official respondents complete the enquiry and

correct the survey errors. Vide order dated 11.09.2002, this Court

disposed of the said writ petition. As discussed supra, respondents 15

to 57 are claiming that they are the legal heirs of holder of Muntakhab

No.9 dated 16.10.1950. But for the first time, they sought correction by

way of filing W.P.No.8130 of 2002. Thus, there is abnormal delay in

seeking correction.

KLJ W.P.No.28635 of 2018 and batch

73. It is also apt to note that though this Court vide order dated

11.09.2002 in W.P.No.8130 of 2002 directed official respondents

therein to complete the enquiry within three months, official

respondents therein did not take any steps, but MRO has submitted

report dated 18.09.2003 to the RDO and Tahsildar. RDO submitted

report to the Collector, dated 02.03.2007. In both the reports, they have

stated that the petitioners are in possession of the property. Even then,

respondents 15 to 57 submitted representation dated 24.07.2021 to the

District Collector and others seeking correction and thereafter, filed

W.P.No.29387 of 2021 seeking a direction to them to consider the said

representation dated 24.07.2021. Despite the aforesaid order in

W.P.No.28635 of 2018, respondents 15 to 57 filed the aforesaid writ

petition without making the petitioners as parties and obtained order

dated 03.12.2021 at the admission stage.

74. It is noted that by the date of submission of representation

dated 24.07.2021 and filing of W.P.No.29387 of 2021, this Court, vide

order dated 16.08.2018 in W.P.No.28635 of 2018 filed by petitioners,

directed the parties to maintain status quo and further observed that

any violation will be viewed seriously. Even then, respondents 15 to 57

submitted a representation dated 27.08.2021 with District Collector, KLJ W.P.No.28635 of 2018 and batch

CCLA and others seeking correction of survey error and completion of

enquiry in respect of Muntakhab No.9 and filed a writ petition vide

W.P.No.29387 of 2021 obtained order dated 03.12.2021 without

making the petitioners as parties and without referring order dated

16.08.2018 in W.P.No.28635 of 2018. Thus, there is suppression of

fact by respondents 15 to 57 and they have played fraud on this Court

and obtained order dated 03.12.2021 in W.P.No.29387 of 2021. It is an

abuse of process of law and fraud played on the Court.

75. In A.V. Papayyasastry v. State of AP 12 and Chengalvaraya

Naidu v. Jagannath 13, the Apex Court held that the Courts of law are

meant for imparting justice between the parties. One, who comes to

the Court, must come with clean hands. Fraud vitiates everything at

any stage.

76. Thus, there is suppression of fact by respondents 15 to 57

and they have not approached this Court with clean hands while filing

W.P.No.29387 of 2021. There are laches and there is abnormal delay

on their part.

. (2007) 4 SCC 221

. (1994) 1 SCC 1 KLJ W.P.No.28635 of 2018 and batch

77. It is trite law that a person in possession cannot be

dispossessed except in accordance with law and persons are not

permitted to take forcible possession. They must obtain such

possession as they are entitled to through a Court as held by Apex

Court in Lallu Yeshwant Singh v. Rao Jagdish Singh 14 and I.T.C.

Limited v. Adarsh Coop. Housing Soc.Ltd 15. The Apex Court in

M.C. Chockalingam v. V.Manickavasagam 16 held that law forbids

forcible dispossession, even with the best of title.

78. Despite well settled legal position that a person in

possession cannot be dispossessed except in accordance with law and

notwithstanding the fact that there is a subsisting interim order dated

16.08.2018 in W.P.No.28635 of 2018 directing the parties to maintain

status quo, any violation of the same will be viewed seriously,

respondents tried to dispossess the petitioners from the subject

property. Respondent No.5 who is a party to W.P.No.28635 of 2018

issued impugned proceedings dated 10.08.2022 in File

No.E1/1042/2022, whereby respondent No.5 further recommended

respondent No.9 for carrying out amendments of entries by de-

. AIR 1968 SC 620

. 2013 10 SCC 169

. 1974 1 SCC 48 KLJ W.P.No.28635 of 2018 and batch

notifying the prohibitory list under Section 22-A of the Stamps and

Registration Act, in respect of land admeasuring Ac.52-00 in

Sy.No.63/2 (old Sy.No.13) of Guttala Begumpet. The said proceedings

are in violation of order dated 16.08.2018 in W.P.No.28635 of 2018

and also law laid down by Apex Court.

79. Thus, there is abnormal and unreasonable delay on the part

of respondents 15 to 57 in approaching revenue authorities seeking

correction of survey error and enquiry in respect of Muntakhab No.9.

Doctrine of laches highlights that unreasonable delay in seeking legal

remedy of parties involved. Courts often consider whether delay is

administrative action prejudiced the rights of the claimants or third

parties balancing the interest of justice with administrative efficiency.

80. Without considering the said aspects, respondents issued

impugned proceedings dated 30.07.2022, 08.08.2022 and 10.08.2022

without putting the petitioners on notice and without affording

opportunity to them. Thus, there is violation of principles of natural

justice.

KLJ W.P.No.28635 of 2018 and batch

81. As discussed supra, litigation is going on since 1967 on the

subject property. Even then, under the guise of implementation

Muntakhab No.9 vide order dated 03.12.2021 in W.P.No.29387 of

2021, official respondents obtained reports from Girdavar, Surveyor,

MRO etc., and issued impugned proceedings dated 30.07.2022,

08.08.2022, 10.08.2022 and Memo dated 19.08.2022 within a span of

3 months. Thus, respondents under the guise of the implementation of

the aforesaid order, issued the impugned proceedings in a hurried

manner. They have obtained Phodi, panchanama, inspection report etc,

in a hurried manner. Therefore, the action of official respondents

including the District Collector, CCLA and Inspector General, Stamps

and Registration, District Registrar, Stamps and Registration, in

issuing the impugned proceedings hurriedly in violation of principles

of natural justice, procedure laid down under Section 87 of 1317F and

also law laid down by Apex Court is highly deprecated. Therefore, the

Chief Secretary, State of Telangana, shall look into the entire matter

and take action in accordance with law.

82. In the light of the same, it is apt to note that the petitioner in

W.P.No.28635 of 2018 made serious allegations against the then Chief KLJ W.P.No.28635 of 2018 and batch

Minister and his son in paragraph No.9 of the affidavit in I.A.No.3 of

2022.

83. In Padmamma v. S.Ramakrisha Reddy 17, the Apex Court

held that:-

"21. If the right of property is a human right as also a constitutional right, the same cannot be taken away except in accordance with law. Article 300A of the Constitution protects such right. The provisions of the Act seeking to divest such right, keeping in view of the provisions of Article 300A of the Constitution of India, must be strictly construed." (emphasis supplied).

84. In Jilubhai Nanbhai Khachar v. State of Gujarat 18, the Apex

Court held as follows:

"48. ...In other words, Article 300A only limits the powers of the State that no person shall be deprived of his property save by authority of law. There has to be no deprivation without any sanction of law. Deprivation by any other mode is not acquisition or taking possession under Article 300A. In other words, if there is no law, there is no deprivation." (emphasis supplied)

85. The Apex Court in State of Haryana v. Mukesh Kumar 19

held that:-

. (2008) 15 SCC 517

. (1995) Supp. 1 SCC 596

. (2011) 10 SCC 404 KLJ W.P.No.28635 of 2018 and batch

"The right to property is now considered to be not only a constitutional or statutory right, but also a human right. Human rights have been considered in the realm of individual rights such as right to shelter, livelihood, health, employment, etc. Human rights have gained a multifaceted dimension."

86. In Hari Krishna Mandir Trust v. State of

Maharashtra 20, the Apex Court has held that though right to property

is not a fundamental right, but it is still a constitutional right under

Article 300A of the Constitution of India and also a human right; in

view of the mandate of Article 300A, no person can be deprived of his

property except by the authority of law.

87. In a democratic polity, governed by Rule of law, the State

could not have deprived a citizen of his property without the sanction

of law as held by Apex Court in Tukaram Kana Joshi v. M.I.D.C. 21.

88. There are serious title disputes between the petitioners and

respondents 15 to 57 with regard to subject property. There are several

disputed questions of fact which this Court cannot consider in a writ

petition filed under Article 226 of Constitution of India.

. (2020) 9 SCC 356

. (2013) 1 SCC 353 KLJ W.P.No.28635 of 2018 and batch

89. In Sohan Lal v. Union of India 22 and Thansingh Nathmal v.

Superintendent of Taxes Dhubri 23, the Constitution Bench of the

Apex Court while dealing with the question of title, held that civil suit

is an appropriate remedy rather than approaching the Court under

Article 226 of the Constitution of India for exercising prerogative of

writs.

90. As discussed supra, mother of the petitioners submitted a

letter dated 01.04.1968 to correct the survey errors and Joint Collector

submitted his report dated 29.12.1994 to the Commissioner SSLR,

recommending the said corrections. The said aspects were not

considered by the official respondents while issuing the impugned

proceedings.

91. Perusal of the record also would reveal that mother of the

petitioners let out Ac.7.00 guntas of land in Sy.No.63 of Guttala

Begumpet in favour of Yenkaiah. The same would reveal from the

proceedings dated 04.05.1971 of DRO, Hyderabad West.

. AIR 1957 SC 529

. AIR 1964 SC 1419 KLJ W.P.No.28635 of 2018 and batch

92. It is relevant to note that on the complaint lodged by Mandal

Revenue Inspector, Serilingampally Mandal, Police Madhapur, Guttala

Begumpet, have registered a case in Cr.No.496 of 2018 against the

petitioners for the offences punishable under Sections 447 and 427 of

IPC etc., Investigation is pending in the said crime.

93. Without considering the said aspects, proceedings, orders,

decree and judgments etc, under the guise of implementation of order

dated 03.12.2021 in W.P.No.29387 of 2021, District Collector, CCLA

have obtained reports from Tahsildar, Girdavar, and Mandal Surveyor,

Serilingampally Mandal.

94. The RDO forwarded the said report dated 18.04.2022 of the

Tahsildar, Serilingampally to the District Collector, who in turn,

referred the same to CCLA. Vide proceedings dated 20.05.2022, the

CCLA instructed the District Collector, Ranga Reddy District to

thoroughly enquire and take necessary action in accordance with law.

Even then, the District Collector, did not put the petitioners on notice.

Vide order dated 16.08.2018 in W.P.No.28635 of 2018, this Court

directed both the parties to maintain status quo with regard to the KLJ W.P.No.28635 of 2018 and batch

subject property, any violation of the said order, will be viewed

seriously.

95. The District Collector, CCLA are also parties to the said

writ petition. Even then, they have obtained report from Tahsildar,

Girdavar, Mandal Surveyor, Sherilingampally Mandal, and issued

impugned proceedings. Therefore, the aforesaid reports and impugned

proceedings are behind the back of the petitioners and by way of

suppression of material facts. The delay was condoned without putting

the petitioners on notice. Therefore, the proceedings dated 08.08.2022

and consequential proceedings dated 10.08.2022 of the District

Collector are in violation of the principles of natural justice and also

contrary to the record.

96. The proceedings, dated 19.08.2022 of the Commissioner,

SSLR, and Inspector General of Registration and Stamps dated

19.08.2022 through which he has directed the District Registrar, Ranga

Reddy District, to amend the entry in Sy.No.63/1 to an extent of

Ac.25.14 guntas as Sarkari, Sy.No.63/2 to an extent of Ac.52.20 guntas

has been deleted from the list of prohibitory properties. The said memo KLJ W.P.No.28635 of 2018 and batch

is also in violation of the principles of natural Justice and contrary to

the record.

97. As discussed supra, there is chequered history to the subject

property. There is abnormal delay on the part of the respondents 15 to

57 in approaching respondents for correction of errors. Though

Muntakhab No.9 dated 16.10.1950, they have filed writ petition

No.8130 of 2002 and obtained order dated 11.09.2002 directing

District Collector and others to complete the enquiry and correct errors

with regard to subject Muntakhab. Thus, there is abnormal delay of 52

years.

98. Though vide order dated 11.09.2002 in W.P.No.8130 of

2002, this Court directed District Collector and others to complete

enquiry within three months, respondents 15 to 57 were silent and

submitted representation to the District Collector and others only on

24.07.2021 and filed W.P.No.29387 of 2021 seeking a direction to the

to the respondent officials to consider the said representation seeking

completion of enquiry and correction of survey errors. Thus, there is

delay of 19 years.

KLJ W.P.No.28635 of 2018 and batch

99. Even then, respondents issued the aforesaid proceedings

dated 20.05.2022, 30.07.2022, 08.08.2022 and 10.08.2022 basing on

reports dated 19.08.2022 and 18.09.2022, without putting the

petitioners on notice and affording them an opportunity, under the

guise of implementation of orders dated 03.12.2021 in W.P.No.29387

of 2021. While issuing the said proceedings, respondents flouted the

order dated 16.08.2018 in W.P.No.28635 of 2018. Accordingly, the

point Nos.1 to 3 are answered.

CONCLUSION/POINT NO.4:

100. In view of the aforesaid discussion:-

i. W.P. No. 28635 of 2018 is allowed. Respondents are directed

not to interfere with the possession of the petitioner over the

subject property i.e. land admeasuring Ac.73-39 guntas in

Sy.No.63 situated at Guttala Begumpet, Serilingampally

Mandal, Ranga Reddy District, except only in accordance with

law.

ii. W.P. No. 2151 of 2023 is allowed. The impugned proceedings

in File No.F1/1171/2022 dated 30.07.2022 of Commissioner

and Director, Survey Settlements and Land Records (SSLR)

including all consequential proceedings are herein set aside.

KLJ W.P.No.28635 of 2018 and batch

iii. W.P. No. 38277 of 2023 is allowed. The proceedings dated

10.08.2022 in File No.E1/1042/2022 of the District Collector

Ranga Reddy District including MEMO No.8077/2022 dated

19.08.2022 issued by Commissioner and Inspector General of

Registration and Stamps, Hyderabad, are hereby set aside.

iv. W.P.No.40374 of 2022 is allowed. The proceedings in File No.

A3/84/2022, dated 08.08.2022 of the District Collector Ranga

Reddy District including all consequential proceedings are

hereby set aside.

v. In the circumstances of the cases, there shall be no order as to

costs.

As a sequel thereto, miscellaneous petitions, if any, pending in

the writ petitions shall stand closed.

_________________ K. LAKSHMAN, J 28th October, 2024 Note:

The Registrar (Judicial-I) is directed to circulate a copy of this order to the Chief Secretary, State of Telangana, who shall look into the entire matter and take action in accordance with law.

(B/O.) vvr

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter