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

Nacharam Anjaiah vs N.Muralidhara Rao
2024 Latest Caselaw 3540 Tel

Citation : 2024 Latest Caselaw 3540 Tel
Judgement Date : 2 September, 2024

Telangana High Court

Nacharam Anjaiah vs N.Muralidhara Rao on 2 September, 2024

Author: G. Radha Rani

Bench: G. Radha Rani

     THE HONOURABLE Dr. JUSTICE G. RADHA RANI

     APPEAL SUIT No.54 of 2021 & C.M.A.No.507 of 2023

COMMON JUDGMENT:

This appeal is filed by the appellants - defendants aggrieved by the

judgment and decree dated 03.10.2017 passed in O.S.No.246 of 2006 on

the file of the XVI Additional District & Sessions Judge - cum - XVI

Additional Metropolitan Sessions Judge, Rangareddy District at

Malkajgiri.

2. The respondent is the plaintiff.

3. The plaintiff filed O.S.No.246 of 2006 submitting that defendant

No.1 approached him with a proposal to sell his agricultural land for his

family necessities to an extent of Ac.1-27 guntas in Survey No.92

situated at Godumakunta Village, Keesara Mandal, Rangareddy District

for a total sale consideration of Rs.13,56,750/-. The plaintiff agreed and

paid a sum of Rs.25,000/- as a token advance on 18.09.2005 and paid

Rs.3.00 lakhs on 06.10.2005 and got executed an agreement of sale on the

said date. A receipt was passed by the defendant. As per the terms of the

agreement, the transaction has to be completed within six (06) months by

paying the balance amount of Rs.10,31,750/-. The plaintiff on

Dr.GRR,J

as_54_2021 & cma_507_2023

23.01.2006 approached the defendant and expressed his readiness and

willingness to get the sale deed registered in his favor by paying the

balance sale consideration. The defendant though entered into the

agreement of sale and agreed to execute and register the sale deed, he

never turned up nor gave any specific date for the execution of the

document. As such, the plaintiff was forced to issue a legal notice on

29.01.2006 expressing his readiness and willingness to get the sale deed

executed by paying the balance sale consideration. But there was no

response from the defendant. The plaintiff infact entered into an

agreement of sale with two other brothers of the defendant by name

Yadagiri and Balaiah under separate agreements. They were having

pattas in their names in respect of suit schedule survey No.92 to an extent

of Ac.1-27 guntas each and the defendant was having Ac.1-28 guntas in

Survey No.92 in the passbook. The plaintiff approached all the

executants as they were residing in the same village and in side-by-side

houses. All the brothers even though agreed to execute and register the

sale deed, but not gave any specific time. After entering into agreement

of sale, the plaintiff called for objections from the public intimating about

entering into agreement to purchase the suit schedule property from three

persons. The same was published in Eenadu and Vaartha Newspapers on

Dr.GRR,J

as_54_2021 & cma_507_2023

20.01.2006. A reply to the publication was received through advocate

representing Nacharam Naveen, N.Bhavani, N.Swetha and N.Sandeep. It

was mentioned that 3 and 4 therein were minors represented by N.Padma,

their mother. But the father's name of the said persons was not disclosed,

for which a letter was addressed by the learned counsel for the plaintiff

asking for particulars about the objectors. But the notice sent through

Registered Post Acknowledgement Due was returned as unclaimed. As

such, the plaintiff filed the suit for specific performance of agreement.

4. A written statement was filed by the defendant denying the petition

averments. The defendant contended that he never agreed to sell the

property in favor of the plaintiff and had not executed any agreement of

sale nor received any amount or legal notice. He was not aware of

issuing public notice by the plaintiff calling for objections from third

parties. The cause of action was created only for the purpose of

instituting the suit.

4.1. The defendant further submitted that his daughter by name Bhavani

filed partition suit in respect of the suit property and some other

properties before the I Additional Senior Civil Judge vide O.S.No.124 of

2006 stating that the suit property and other properties were ancestral

Dr.GRR,J

as_54_2021 & cma_507_2023

properties. As per the revenue records, the properties were acquired by

the defendant through his forefathers. Basing on the revenue records, the

defendant's daughter filed a partition suit and obtained a decree in their

favor. The defendant was no more the owner of the suit property. The

suit property was already allotted to other parties in O.S.No.124 of 2006

on the file of the I Additional Senior Civil Judge and prayed to dismiss

the suit.

5. The plaintiff filed an amendment to the plaint by adding para 7(a)

contending that he came to know about the collusive suit between the

defendants by way of written statement filed by defendant No.7 for the

first time, wherein it was revealed that a collusive decree was obtained in

O.S.No.124 of 2006 on the file of the II Additional Senior Civil Judge,

Rangareddy District at L.B.Nagar through the Bench of Lok Adalat,

Rangareddy District. The said suit was instituted on 27.01.2006, for

which the defendant No.1 had filed his written statement on 20.03.2006

without revealing his entering into contract with the plaintiff in respect of

the suit schedule property. The matter was referred to Lok Adalat on

17.07.2006 and a compromise decree was said to have been passed by the

Lok Adalat on 17.07.2006 itself. Thereafter, a written statement was

filed before the Court. The said suit was defended on behalf of the

Dr.GRR,J

as_54_2021 & cma_507_2023

defendants 3 to 5 therein being minors represented by their mother. The

procedure contemplated under Order XXXII of the Code of Civil

Procedure was not followed. The said compromise was a nullity and

nonest in the eyes of law. In terms of compromise and as per the final

decree, the suit schedule property was avoided to be allotted to defendant

No.1, who had entered into agreement of sale with the plaintiff and the

said alleged fraudulent compromise was only to deprive the plaintiff of

his legitimate right over the property. The intention of the parties was

crystal clear that the said suit was filed only with an intention to defeat

and defraud the interest of the plaintiff over the suit schedule property

and prayed to declare the decree in O.S.No.124 of 2006 as collusive and

not binding on the plaintiff and to direct the defendants 1 to 3 to execute

and register the sale deed in respect of the suit schedule property.

6. Basing on the said pleadings, the following issues were settled for

trial:

i) Whether the plaintiff is entitled for specific performance of suit agreement of sale dated 06.10.2005?

ii) Whether the decree in O.S.No.124 of 2006 on the file of the II Additional Senior Civil Judge, Rangareddy District is not binding on the plaintiff?

Dr.GRR,J

as_54_2021 & cma_507_2023

iii) To what relief?

7. The plaintiff examined himself as PW.1 and got marked Exs.A1 to

A12. The trial court recorded that the defendants remained ex-parte and

without even referring to the written statement filed by them decreed the

suit with costs directing the defendants to execute the registered sale deed

in favor of the plaintiff in respect of suit property by receiving balance

sale consideration amount of Rs.10,31,750/- within a period of three (03)

months and to deliver vacant possession of the suit property to the

plaintiff, failing which the plaintiff was entitled to obtain the registered

sale deed and delivery of vacant possession of the suit property through

Court. The trial court further declared that the decree in O.S.No.124 of

2006 on the file of the II Additional Senior Civil Judge, Rangareddy

District at L.B.Nagar as not binding on the plaintiff.

8. Aggrieved by the said judgment and decree passed by the trial

court, the defendants preferred this appeal.

9. Heard Sri Ram Mohan Palanki, learned counsel for the appellants -

defendants and the learned Senior Counsel Sri Vedula Srinivas

representing Miss.Vedula Chitralekha, learned counsel for the respondent

- plaintiff on record.

Dr.GRR,J

as_54_2021 & cma_507_2023

10. Learned counsel for the appellants submitted that the suit was

initially filed against defendant No.1 - appellant No.1. Later, the other

appellants 2 to 5 and another were added as parties as per the orders in

I.A.No.236 of 2011 in O.S.No.246 of 2006 dated 03.01.2012. The

appellants filed a petition under Order IX Rule 13 of CPC before the

Court to set aside the ex-parte decree. The appellants came to know that

the suit O.S.No.246 of 2006 was decreed on 03.10.2017 after receiving

summons in Execution Petition No.22 of 2018 on 18.07.2019. Summons

through Registered Post were served on 30.07.2019. The Execution

Court directed the appellants - defendants to appear before the court

below on 31.07.2019. Learned counsel for the appellants - defendants in

the court below had not informed about the stage of proceedings even

though the appellants were pursuing the matter with their counsel from

time to time. The court below had not considered the averments in the

written statement and judgment and decree passed in O.S.No.124 of 2006

on the file of the I Additional Senior Civil Judge dated 17.07.2006.

When the appellant No.1 - defendant No.1 was denying the execution of

the document without verifying its validity, simply decreeing the suit was

erroneous and against the principles of natural justice. The appellant

No.1 - defendant No.1 was not having absolute right over the property.

Dr.GRR,J

as_54_2021 & cma_507_2023

The other suits filed by the respondent were partly decreed and the

respondent preferred appeals against them and the same were pending

and prayed to allow the appeal by setting aside the ex-parte decree passed

by the trial court.

11. Learned counsel for the appellants relied upon the judgments of the

Hon'ble Apex Court in Shyamal Kanti Danda v. Chunilal Choudhary1,

Prem Jeevan v. K.S.Venkata Raman 2, Ravi Setia v. Madan Lal and

Others 3, Prem Kishore and Others v. Brahm Prakash and others 4and

of the judgment of the High Court of Andhra Pradesh in Mekala Rama

Subbaiah v. Potula Yesepu and Others 5and a single Bench Judgment

of the High Court of Andhra Pradesh in Mandadi Srinivasa Rao v.

Shaik Mehrunnisa 6.

12. Learned Senior Counsel for the respondent - plaintiff on the other

hand contended that the appellants had to satisfy that the lower court

erred in setting them ex-parte. The petition filed by the appellants -

defendants under Order IX Rule 13 of CPC was also dismissed for default.

AIR 1984 SC 1732

(2017) 11 SCC 57

2019 (9) SCC 381

2023 Lawsuit SC 322

2008 (5) ALT 165

2013 (3) ALT 217

Dr.GRR,J

as_54_2021 & cma_507_2023

As per Order XV Rule 1 of CPC, if parties were not at dispute, judgment

could be passed. The appellants were throwing the blame on their

counsel that they were not informed about the stage of the proceedings.

But a duty would cast upon the appellants to pursue the matter diligently

before the Court along with their counsel from time to time. No

explanation was given by the appellants - defendants as to why they were

not present and not cross-examined PW.1 and relied upon the judgments

of the Hon'ble Apex Court in Bhanu Kumar Jain v. Archana Kumar

and Another7 and in Surinder Pal Soni v. Sohan Lal (Dead) through

LRs. 8.

13. Now the point for consideration is whether the trial court

committed an error in passing the judgment and decree in O.S.No.246 of

2006 dated 03.10.2017 by setting the defendants ex-parte.

14. As seen from the record, the suit is pertaining to the year 2006.

Written statement was filed by the defendant No.1 on 22.01.2007. The

evidence affidavit of the plaintiff was filed as PW.1 on 16.04.2007.

Certain documents were marked as Exs.A1 to A7 on 01.12.2014.

Meanwhile, the defendants 2 to 6 were added as parties to the suit as per

(2005) 1 SCC 787

(2020) 15 SCC 771

Dr.GRR,J

as_54_2021 & cma_507_2023

orders in I.A.No.236 of 2011 dated 03.01.2012. The daughters of

defendant No.1 were added as defendants 2 and 3 and the sons of

defendant No.1 were added as defendants 4 to 6. Defendants 4 to 6 being

minors were represented by their natural guardian, mother by name

N.Saritha, wife of defendant No.1. A vakalath was filed for defendants 2

to 6 on 30.07.2012 reporting that the guardian of the minors defendants 5

and 6 died. No steps were taken subsequently appointing any others as

guardian of defendants 5 and 6 and no written statement was filed for

defendants 2 to 6. Exs.A8 to A12 were marked on 30.08.2017. It was

recorded that there was no representation for the defendants on the said

date and as such the trial court proceeded to pass the judgment showing

the defendants as ex-parte. The written statement filed by defendant No.1

was also not considered by the trial court.

15. It appears that a lot of delay was committed by the plaintiff in

proceeding with the matter from the year 2006 to 2017 in filing petitions

for impleading parties and in marking the documents. Meanwhile, the

defendants also lost track of the case and not pursued the matter. The

trial court also committed an error in not taking into consideration even

the pleadings filed by defendant No.1. The docket proceedings of the

trial court also would not disclose that the defendants were set ex-parte.

Dr.GRR,J

as_54_2021 & cma_507_2023

Hence, considering all these aspects, it is considered fit to set aside the

judgment of the trial court in O.S.No.246 of 2006 dated 03.10.2017

directing both the parties to proceed with the matter diligently and the

trial court is directed to conduct day to day proceedings and to dispose of

the matter within a period of three months on merits.

16. In the result, the Appeal Suit is allowed setting aside the judgment

of the trial court in O.S.No.246 of 2006 dated 03.10.2017 directing the

trial court to proceed with the matter on merits by giving an opportunity

to both the parties on record to adduce evidence and proceed to hear the

matter on merits.

C.M.A.No.507 of 2023:

17. This Civil Miscellaneous Appeal is filed by the appellants -

defendants 1 to 4 and 6 aggrieved by the order passed in E.P.No.22 of

2018 in O.S.No.246 of 2006 dated 19.04.2023 on the file of the Principal

District & Sessions Judge - cum - Family Court, Medchal-Malkajgiri

District at Malkajgiri.

18. Heard the learned counsel for the appellants - J.Drs. and the

learned counsel for the respondent - D.Hr.

Dr.GRR,J

as_54_2021 & cma_507_2023

19. Learned counsel for the appellants - J.Drs. submitted that the D.Hr.

has to deposit the balance sale consideration of Rs.10,31,750/- on or

before 03.12.2017 within 60 days of the judgment and decree dated

03.10.2017. But filed a memo on 23.02.2018 stating that he deposited the

money as per the direction of the court below, which was not in

accordance with law.

20. He further submitted that no petition was filed for extension of

time to deposit the amount under Section 28(3) of the Specific Relief Act,

1963. The D.Hr. has no right to deposit the amount without obtaining

leave or permission of the Court. No explanation for delay in depositing

the amount before the Court was submitted by the decree holder. The

decree holder failed to comply the conditions imposed in the judgment

and decree dated 03.10.2017 and prayed to set aside the orders passed by

the learned Principal District & Sessions Judge - cum - Family Court,

Medchal-Malkajgiri District at Malkajgiri in E.P.No.22 of 2018 dated

19.04.2023, wherein it was held that there was no mistake or delay on the

part of the decree holder to comply the conditions with regard to deposit

of the balance sale consideration.

Dr.GRR,J

as_54_2021 & cma_507_2023

21. However, considering that E.P.No.22 of 2018 was filed to execute

the judgment and decree in O.S.No.246 of 2006 and as it is considered fit

to set aside the ex-parte judgment and decree in O.S.No.246 of 2006 by

giving an opportunity to the defendants to contest the matter on merits, it

is considered fit to allow this appeal setting aside the order of the learned

Principal District Sessions Judge - cum - Family Court, Medchal-

Malkajgiri District at Malkajgiri in E.P.No.22 of 2018 dated 19.04.2023.

22. In the result, both A.S.No.54 of 2021 and C.M.A.No.507 of 2023

are allowed setting aside the impugned orders giving an opportunity to

the appellants - defendants to contest the matter in O.S.No.246 of 2006

on merits and the trial court is directed to dispose of the same within a

period of three (03) months. No order as to costs.

As a sequel, miscellaneous applications pending in this appeal, if

any shall stand closed.

_____________________ Dr. G. RADHA RANI, J

Date: 02.09.2024 Nsk.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter