Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yellaram Narasimha Reddy vs Yellaram Buchi Reddy
2024 Latest Caselaw 3810 Tel

Citation : 2024 Latest Caselaw 3810 Tel
Judgement Date : 13 September, 2024

Telangana High Court

Yellaram Narasimha Reddy vs Yellaram Buchi Reddy on 13 September, 2024

Author: P. Sam Koshy

Bench: P. Sam Koshy

     THE HONOURABLE SRI JUSTICE P. SAM KOSHY

 Civil Revision Petition Nos.2906, 2907 and 2909 of 2024
                        (Lunch Motion)

COMMON ORDER :

The instant Civil Revision Petitions have been filed by

the petitioners under Article 227 of the Constitution of

India assailing the Common Order dated 09.09.2024 in

I.A.No.518 of 2019 & I.A.No.519 of 2024 in O.S.No.86 of

2014 and order dated 09.09.2024 in I.A.No.517 of 2024 in

O.S.No.86 of 2014 passed by the Senior Civil Judge,

Shadnagar, Ranga Reddy District (for short, 'the impugned

orders').

2. Heard Mr. K. Ramachandra, learned counsel for the

petitioners.

3. Vide the impugned orders, the Trial Court dismissed

I.A.No.518 of 2019 & I.A.No.519 of 2024 in O.S.No.86 of

2014 filed by the petitioners under Order VII Rule 14(3)

read with Section 151 of Civil Procedure Code, 1908 with a

prayer to re-open the suit and permit the petitioners to

lead rebuttal evidence by way of oral and documentary

evidence; and also I.A.No.517 of 2024 in O.S.No.86 of 2014

filed by the petitioners under Order XVIII Rule 3 read with ::2:: PSK,J crp_2906_2024&batch

Section 151 of Civil Procedure Code, 1908 with a prayer to

adduce rebuttal evidence on additional Issue No.1 in the

suit.

4. A perusal of the impugned orders would show that

the suit is one which was originally filed in the year 2008

and with great difficulty evidence of all the parties were

closed after hot contest between the parties which took

place for over a period of 16 years. The above I.A.s were

filed by the petitioners with an intention to bring on record

the judgment passed by a learned Single Judge of this

Court in Second Appeal No.6310 of 1998 dated

03.10.2007, which again is around 17 years now. The

petitioners herein were party to the said appeal and they

were well aware of the judgment passed by the Second

Appellate Court, and therefore the petitioners could have

taken this also as a ground and also as evidence before the

Trial Court. However, the petitioners thought it fit at that

point of time not to rely on the said judgment and

permitted the Trial Court to proceed. Now, after the

evidence of respondents stood closed and the matter being

fixed for final arguments to-day before the Trial Court, the ::3:: PSK,J crp_2906_2024&batch

instant Revisions have been filed on 12.09.2024, seeking

for stay of the proceedings before the Trial Court.

5. A perusal of the findings given by the Trial Court

while deciding the above I.A.s would clearly reflect to show

that since the petitioners herein are plaintiffs and it was

the right of plaintiffs to take all plausible pleas and adduce

evidence in respect of their contentions. If the plaintiffs

had at that point of time did not think it proper to rely on

these documents and evidence to be material enough, now

at this belated stage they want to improve upon their case

after the evidence of the respondents are concluded, the

same is not permissible under the provisions of Order VII

Rule 43 of the Code. Even otherwise, the judgment passed

by the learned Single Judge of this Court in Second Appeal

No.6310 of 1998 on 03.10.2007 being a public document,

it can still be relied on by the petitioners to harp their case

before the Trial Court. Further, the said judgment is a

judicial order passed on the judicial side by this High

Court, and the petitioners would be free to produce the

same in the course of arguments so far as establishing

their case and for disproving the claim of respondents.

                            ::4::                          PSK,J
                                            crp_2906_2024&batch


6. For all the aforesaid reasons, this Court does not find

that any strong case made out by the petitioners calling for

interference to the impugned orders passed by the Trial

Court. The Civil Revision Petitions are accordingly

dismissed reserving the right of petitioners to rely on the

judgment passed by the learned Single Judge of this Court

in Second Appeal No.6310 of 1998 dated 03.10.2007 in the

course of arguments before the Trial Court. No costs.

7. As a sequel, miscellaneous applications pending if

any, shall stand closed.

___________________ P. SAM KOSHY, J

Date : 13.09.2024 Ndr

 
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