Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nalluri Damodher Rao, vs State Of Telangana,
2025 Latest Caselaw 4462 Tel

Citation : 2025 Latest Caselaw 4462 Tel
Judgement Date : 3 April, 2025

Telangana High Court

Nalluri Damodher Rao, vs State Of Telangana, on 3 April, 2025

                               1
                                                                    SK, J
                                                    W.P.No.27455 of 2017




 IN THE HIGH COURT FOR THE STATE OF TELANGANA AT
                         HYDERABAD
                             *****
                     W.P.No.27455 of 2017

Between:
   1. Nalluri Damodher Rao and another.
                                                    ...Petitioners.

AsND
     1. State of Telangana rep. by its Principal Secretary,
        Revenue Department, Secretariat, Hyderabad and others.
                                                 ...Respondents

ORDER PRONOUNCED ON: 03.04.2025

SUBMITTED FOR APPROVAL:

            THE HON'BLE SRI JUSTICE K.SARATH

1.    Whether   Reporters    of   Local :        Yes/No
      newspapers may be allowed to see
      the Judgment ?

2.    Whether the copies of judgment      :      Yes/No
      may be marked to Law
      Reports/Journals

3.    Whether Their Lordship/Ladyship     :      Yes/No
      wish to see the fair copy of
      judgment


                                              _____________________
                                              JUSTICE K.SARATH
                                       2
                                                                       SK, J
                                                       W.P.No.27455 of 2017




              THE HON'BLE SRI JUSTICE K.SARATH

                          + W.P.No.27455 of 2017

% Dated 03.04.2025
# Nalluri Damodher Rao and another.
                                                       ...Petitioners.

AND
  $ 1. State of Telangana rep. by its Principal Secretary,
  Revenue Department, Secretariat, Hyderabad and others.
                                             ...Respondents

! Counsel for Petitioner: Sri V.R.Avula, learned Senior

                              Counsel for Sri K. Rama Rao.

^ Counsel for Respondents :Assistant Government Pleader

                                  for Revenue.

                                  Sri Harindra Prasad, learned

                                  Senior Counsel for

                                  K. Ravi Mahender for the

                                  respondent No.6.

< GIST :
> HEAD NOTE :

? Cases referred :
1 2003 (1) ALD 681
2 2000 (6) ALD 153
3 2003(1) ALD 826 (DB)
4 2007 SCC OnLine AP 459
5 1999 SCC OnLine AP 785
6 2015 SCC OnLine Hyd 609
7 1993 Supp (1) SCC 306
8 (1976) 3 SCC 160
9 2003 SCC OnLine AP 852
10 Un-reported Judgment of this Court

in W.P.No.12748 of 2019 dated 21.08.2019.
111995 Supp (3) SCC 249
12 2006(2) ALT 44 (S.B.)
13 2019 SCC Online TS 3455.
                                3
                                                               SK, J
                                               W.P.No.27455 of 2017




          THE HON'BLE SRI JUSTICE K.SARATH

                  W.P.No.27455 of 2017
ORDER:

This writ petition is filed questioning the action of the

respondent No.2 in passing of order in Case

No.D1/2963/2016 dated 15.07.2017 for rectification of

mutations for the land admeasuring to an extent of Ac.5-32

gts in Sy.No.42/1A of Battisawargoan Village, Mavala

Mandal, Adilabad District as illegal and arbitrary.

2. Heard Sri V.R.Avula, learned Senior Counsel for the

petitioners, learned Assistant Government Pleader for

Revenue and Sri Harindra Prasad, learned Senior Counsel

for the respondent No.6 and perused the material on

record.

3. After filing this writ petition, the respondent No.5

expired and the respondent No.6 was impleaded as the

legal representative of the deceased respondent No.6. The

respondent No.7 got impleaded himself as the respondent,

but failed to file counter. None appeared for the respondent

No.7 on the date of hearing.

SK, J

4. Learned Senior Counsel for the petitioners submits

that the father of petitioner No.1 has purchased the land

admeasuring to an extent of Ac.1-20 gts and

Ac.2-12 gts through registered documents bearing No.153

of 1980 dated 21.02.1980 and bearing document No.135 of

1981 dated 21.02.1981 respectively and the petitoner No.1

has purchased the land admeasuring to an extent of

Ac.2-00 gts through registered document bearing No.687 of

1981 dated 27.07.1981 and the said lands are situated in

Sy.No.42/1A situated at Battisawargoan Village, Mavala

Mandal, Adilabad District and their names were also

mutated in the revenue records for the land admeasuring

to an extent of Ac.3-32 gts and Ac.2-00 gts respectively and

out of the said lands, they have sold the land admeasuring

to an extent of Ac.1.00 gts to the third parties. In the year,

2014 the respondent No.5 filed application to cancel the

mutation of the petitioner No.1 and his father alleging that

wrong patta was granted to them, the respondent No.3

issued notices to the petitioners and also called for report

SK, J

of the respondent No.4-Tahsildar. After due enquiry, the

respondent No.3 has dismissed the said application on

21.04.2016 and challenging the same, the respondent No.5

filed a revision before the respondent No.2 and the same

was allowed on 15.07.2017 remitting the matter to the

respondent No.4-Tahsildar for rectification of entries in the

revenue records.

5. Learned Senior Counsel for the petitioners further

submits that the petitioners are in possession of the

subject property and mutations were effected in the year,

1983 and the respondent No.5 filed application in the year

2014 i.e, after 30 years by creating fake documents without

approaching the competent Civil Court for agitating his

rights over the subject lands.

6. Learned Senior Counsel for the petitioners further

submits that the respondent No.2 without application of

mind has entertained the revision and issued notice to the

petitioners. The petitioners have submitted a detailed

counter raising various grounds including delay, but the

respondent No.2 without looking into the same allowed the

SK, J

revision petition. The said order of the respondent No.2 is

nothing but deciding the title of the property as well as

unsettling the settled rights of the individuals, which is

beyond the jurisdiction of the respondent No.2. It is an

admitted fact that the petitioners are in possession of the

property and the mutation was effected beyond more than

30 years back and the respondent No.5 also sought for

delivery of possession of the property. Without going into

the said issues and without explaining the inordinate delay

of more than 30 years, the respondent No.5 has

approached the respondent authorities and the respondent

No.2 has entertained the same and passed the impugned

order, which is arbitrary, illegal and contrary to the

provisions of the Telangana Rights in Land and Pattadar

Pass Book Act, 1971 (for short 'the Act 1971') and

requested to set aside the impugned order and allow the

writ petition.

7. Learned Senior Counsel for the petitioners has relied

on the following Judgments:-

SK, J

1. V. Goutham Rao vs. Revenue Divisional Officer,

Jagtial, Karimnagar District 1

2. Velagapudi Satyanarayana vs. District Collector,

Nalgonda 2

3. M.B.Ratnam vs. Revenue Divisional Officer, Ranga

Reddy District 3

8. Learned Assistant Government Pleader for Revenue

based on the counter submits that as per the revenue

records, Sri Neerati Pedda Ganga was the original pattadar

of land admeasuring to an extent of Ac.5-32 gts in

Sy.No.42/1A situated at Battisawargoan Village of Mavala

Mandal, whereas other than pattadars were sold out the

said land to the petitioners and accordingly, the patta was

granted to the petitioners for the suit schedule land. He

submits that in the impugned order, the respondent No.2

noticed that the then Tahsildar erred in issuing orders for

transfer of patta in favour of the petitioner No.1 and his

1 2003 (1) ALD 681 2 2000 (6) ALD 153 3 2003(1) ALD 826 (DB)

SK, J

father and implemented in the revenue records wrongly for

the schedule land.

9. Learned Assistant Government Pleader for Revenue

further submits that at the time of registration, the

executors of the sale deeds were not pattadars in the

revenue records, but at that point of time Sri Neerati Pedda

Ganganna was the pattadar and in view of the report of the

Tahsildar, the matter was remitted to the Tahsildar for

rectification of entries in the revenue records and directed

to pass appropriate orders basing on the records as

required under Section 15(3) of Telangana Rights in Land

and Pattadar Pass Book Rules, 1989. As per the revenue

records and registration documents, the mutation

proceedings issued in favour of the petitioners were not in

procedure and the respondent No.2 has rightly remitted

the matter and requested to dismiss the writ petition.

10. Learned Senior Counsel for the respondent No.6

based on the counter submits that the respondent No.6 is

the owner and possessor of the subject land having

inherited from her father-in-law Sri N. Pedda Ganganna.

SK, J

He submits that no notice was issued to the husband of

the respondent No.6 before deleting the name of her father-

in-law in the revenue records. In response to the RTI

application of the respondent No.6, the revenue authority

has informed that there are no mutation proceedings of the

year, 1983 pertaining to the subject lands and in the

absence of any mutation proceedings, the amendment of

revenue records is illegal and nullity. He further submits

that as the father of the respondent No.5 died in the year,

1973, the question of registration of suit schedule lands in

the year, 1980 or 1981 by him does not arise and the

petitioners are claiming the subject lands by virtue of false

sale deeds created by them in collusion with the revenue

authorities. He submits that after the revision petition was

allowed, the revenue authorities have issued pattadar

passbook and title deed in favour of the respondent No.6

and the Mandal Surveyor has conducted survey, fixed the

boundaries and handed over possession to her and she is

enjoying the subject land peacefully and he requested to

dismiss the writ petition.

SK, J

11. Learned Senior Counsel for the respondent No.6 has

relied on the following Judgments:-

1. Chinnam Pandurangam vs. Mandal Revenue

Officer 4

2. C.S.H.N.Murthy vs. Government of Andhra

Pradesh 5

3. Allala Ravinder Reddy vs. The State of Telangana

rep. by its Director, Municipal Administration,

Srecretariat, Hyderabad 6

4. State of Rajasthan vs. Bhawani Singh 7

5. D.L.F.Housing Constrution (P) Ltd., vs. Delhi

Municipal Corporation 8

6. Konkana Ravinder Goud vs. Bhavanarishi Co-

operative House Building Society, Hyderabad 9

12. After hearing both sides and perusal of the record,

this Court is of the considered view that the petitioners

herein are questioning the order passed by the respondent

4 2007 SCC OnLine AP 459 5 1999 SCC OnLine AP 785 6 2015 SCC OnLine Hyd 609 7 1993 Supp (1) SCC 306 8 (1976) 3 SCC 160 9 2003 SCC OnLine AP 852

SK, J

No.2 in revision petition No.D1/2963/2016

dated 15.07.2017 filed by the deceased respondent No.5

under Section 9 of the Act, 1971. The case of the

petitioners is that the father of petitioner No.1 Sri Nalluri

Gopal has purchased the land admeasuring to an extent of

Ac.3-32 gts and the petitioner No.1 has purchased the land

admeasuring to an extent of Ac.2-00 gts in Sy.No.42/1A

situated in Battisawargoan Village, Mavala Mandal,

Adilabad District through registered sale deeds. After

purchase, the name of the father of petitioner No.1 was

recorded as pattadar for the land admeasuring to an extent

of Ac.3-32 gts through proceedings No.A1/1118/1983

dated 23.08.1983 and thereafter, the name of the petitoner

No.1 was also mutated in the revenue records for the land

admeasuring to an extent of Ac.2-00 gts and out of the said

land, the petitioners sold away the land admeasuring

Ac.1-00 gts to the third parties. While it being so, in the

year, 2014 the respondent No.5 herein made

representations to the respondent No.3 for cancellation of

said mutations and the same was rejected by the

respondent No.3 in Proc.C/658/2014 dated 21.04.2016

SK, J

stating that the mutation of Revenue Records and pattas

were granted by virtue of registered sale deeds prior

to 1984-85 and the request of the respondent No.5 was

rejected by granting liberty to seek redressal in the civil

Court. Aggrieved by the said orders, the respondent No.5

filed revision before the respondent No.2 under Section 9 of

ROR Act, 1971. After hearing both sides and basing on the

report of the Tahsildar, the respondent No.2 has passed

the impugned order in Case No.D1/2963/2016

dated 15.07.2017.

13. In the impugned order, the respondent No.2 has

stated that the revision is liable to be remitted for

reconsideration basing on the records, but at the same

time directed the respondent No.4 for rectification of

entries in the revenue records and pass appropriate orders

basing on the records as required under Section 15(3) of

the Act, 1971.

14. The contention of the petitioners is that the

respondent No.5 after more than 30 years has approached

the respondent No.3 by filing application without stating

SK, J

anything about the delay and the respondent No.3 has

rightly rejected the application of the respondent No.5 and

directed him to approach the competent Civil Court and

without approaching the competent Civil Court, the

respondent No.5 has approached the respondent No.2 by

filing a revision against the rejection orders, which is not

maintainable as there is no proper appeal as per ROR Act

and the mutation proceedings were effected before the

amendment of Section 5-B of ROR Act i.e, prior to

31.10.1993 and the revision itself is not maintainable as

per the orders of this Court in M.B.Ratnam's case (supra

3).

15. The other contention of the petitioners is that if any

grievance, the unofficial respondents has to approach the

competent civil Court and the entries made in the record of

rights would be amended in accordance with the

declaration of the Civil Court as per Section 8(2) of the ROR

Act as held by this Court in V. Goutham Rao's case (supra

1). The contention of the petitioners is that the revision

petition is not maintainable after a lapse of 30 years as

SK, J

held by this Court in Velagapudi Satyanarayana's case

(supra 2).

16. In the instant case, basing on the registered

documents, the then Tahsildar has mutated the records in

favour of the father of the petitioner and the petitioner No.1

in the year, 1983. As per the report of the Tahsildar

dated 23.12.2014, on verification of faisal patti of

Battisawargaon village for the year 1982-83, it was found

that under Fouthi Mubadula Kammi statement at Sl.No.3,

Neerati Pedda Ganga S/o.Pochiga was recorded as pattadar

in Sy.No.42/1A to an extent of Ac.5-32 gts, but the father

of the petitoner No.1 has purchased the land to an extent

of Ac.1-20 gts out of Ac.5-32 gts in Sy.No.42/1A vide

registered document No.153/80 dated 21.02.1980 from

Neerati Ganganna S/o. Ganganna and Neerati Poshetty

S/o.Ganganna, but they were not the pattadars as on the

date of registration and the petitioner No.1 has purchased

the land to an extent of Ac:2-00 from one Smt Mutyala

Narsamma through registered document dated 27.07.1981

and she was also not the pattadar of the said land. There

SK, J

is no link document with regard to the land purchased by

said Mutyala Narsamma from the pattadars.

17. As per the writ affidavit, father of the petitioner No.1

has purchased the land admeasuring to an extent of

Ac.1-20 gts through registered document No.153/1980

dated 21.02.1980 from Neerati Ganganna and Neerati

Poshetti and the said registered documents filed along with

the material papers in the writ affidavit at page Nos.25 to

33. As per the translation, it is stated that the name of

vendor is Nireti Ganganna S/o. Pedda Ganganna only. The

other extent of land Ac:2-12 gts through registered sale

deed document No.135/1981 dated 21.02.1981 from Nereti

Ganganna as per writ affidavit and the said registered

documents filed along with the material papers at page

No.34 shows that the same was purchased from Neerati

Pedda Gangaram S/o. Ganganna and Neerati Poshetti

S/o.Ganganna. It clearly shows that the facts stated by

the petitoner in the writ affidavit are contrary to the

registered documents and the petitoner nowhere disputed

with regard to the death of Neerati Pedda Ganganna in the

SK, J

year, 1973 as stated by the respondent No.6 in their

counter.

18. The contention of the unofficial respondent is that

before mutating the records, the authorities have to issue

notice to all the persons whose names were incorporated in

ROR. In the instant case, the name of father of the

respondent No.5 was recorded as pattadar in the year,

1982-83, but without issuing any notice to the family

members of the deceased pattadar, the then Tahsildar has

mutated the records.

19. The learned Senior Counsel for the respondent No.6

has relied on the Judgment in Chinnam Pandurangam's

case (supra 4) and relevant portion is extracted as under:-

"10. The issue deserves to be considered from another angle. If an application is made for amendment of the existing entries in the Record of Rights, the person whose name already exists in such record is entitled to contest the proposed amendment. He can do so only if a notice regarding the proposed amendment is given to him by the recording authority. An order passed against a person whose name already exist in the Record of Rights without giving him notice of the proposed amendment and effective opportunity of hearing is liable to be declared nullity on the ground of violation of the rule of audi alteram partem, which, as mentioned above, represent the most important facet of the rules of natural justice. It needs no emphasis that the rules of natural justice are applicable in all judicial and quasi-judicial proceedings. The rule of hearing is also applicable in purely administrative proceedings and actions where any public authority passes an order affecting the rights of any individual. The applicability of the rules of natural justice to purely administrative actions has been

SK, J

recognized by the Supreme Court in State of Orissa v. Dr. (Miss) Binapani Dei, AIR 1967 SC 1269 and has been reiterated in various judgments including those of A.K. Kraipak v. Union of India, AIR 1970 SC 150, Maneka Gandhi v. Union of India, AIR 1978 SC 597, S.L. Kapoor v. Jagmohan, AIR 1981 SC 136, Swadeshi Cotton Mills v. Union of India, AIR 1981 SC 818 and Olga Tellis v. Bombay Municipal Corporation, AIR 1986 SC 180.

11. From the above discussion, it is clear that the requirement of issuing notice in writing to all persons whose names are entered in the Record of Rights and who are interested in or affected by the amendment is independent of the requirement of publication of notice in accordance with the second part of Section 5(3) read with Rules 19 and 5(2) of the Rules. The language of Form-VIII in which the notice is required to be published cannot control the interpretation of the substantive provision contained in Section 5(3), which, as mentioned above, casts a duty on the recording authority to issue notice in writing to all persons whose names are entered in the Record of Rights and who are interested in or affected by the proposed amendment."

In the instant case, there is no record to show that

the revenue authority has issued notices to the legal heir of

the pattadars before mutating the revenue records. In view

of the same, the above Judgment squarely apply to the

instant case.

20. Section 9 of the ROR Act, 1971 is extracted as

under:

"9. Revision. [Substituted with the marginal heading by Act No.9 of 1994.]

The Collector may either suo-motu or on an application made to him, call for and examine the record of any Recording Authority, Mandal Revenue officer or Revenue Divisional Officer under section 3, 5, 5A or 5B, in respect of any record of rights prepared or maintained to satisfy himself as to the regularity, correctness, legality or propriety of any decision taken, order passed or

SK, J

proceedings made in respect thereof and if it appears to the collector that any such decision, order or proceedings should be modified, annulled or reversed or remitted for reconsideration, he may pass orders accordingly.

Provided that no such order adversely affecting any person shall be passed under this section unless he had an opportunity of making a representation.

As per Section 9 of the ROR Act, 1971, the Collector

may either suo-motu or on an application made to him

call for and examine the record of any Recording

Authority, Mandal Revenue Officer or Revenue

Divisional Officer under Sections 3,5,5A or 5B in

respect of any record of rights prepared or maintained

to satisfy himself as to the regularity, correctness,

legality or propriety of any decision taken. In view of

the same, entertaining the revision filed by the

unofficial respondents is within the power of Joint

Collector under Section 9 of ROR Act, 1971. In the

instant case also basing on the revision petition filed by

the unofficial respondents, the respondent No.2 has

verified the records and also basing on the report of the

Tahsildar passed the impugned order. In view of the

same, the contention of the petitioners that the

SK, J

respondent No.2 has no power or authority to entertain

the revision is not acceptable.

21. This Court in number of cases held that in ROR

proceedings, the aggrieved party without availing

alternative remedy of appeal can approach the revisional

authority under Section 9 of the ROR Act, 1971. This

Court in Ramaswamy Satyagoud vs. The State of

Telangana rep. by its Principal Secretary,

Revenue Department, Hyderabad 10 held at para

No.12 as follows:

"12. On the issue of preferring revision without availing remedy of appeal the decisions relied upon by the learned counsel for the petitioner do not come to the aid of petitioner. In Bhupathi Varalamma while dealing with the power of revision, learned single Judge of this Court has not ruled, as sought to be contended that revision is not maintainable when remedy of appeal is available. Learned single Judge held that ordinarily if remedy of appeal is available, revision should not be entertained. However, learned single Judge held that in exceptional situations where the authority which passed the order patently lacked jurisdiction to pass order and to prevent abuse of power exercised by such an authority and miscarriage of justice being caused to the aggrieved party, revision can be entertained. Kola Satya Rao was also decided by learned single Judge who decided Bhupathi Varalamma. In the said case, revisional authority satisfied that it was not feasible or practicable to the aggrieved party to file an appeal or that the subordinate authority has passed an order, which is ex-facie contrary to the procedure prescribed under the Act or in violation of the principles of natural justice, it can exercise its revisional jurisdiction to step in and correct such procedural illegality or impropriety. Learned single further

10 Un-reported Judgment of this Court

in W.P.No.12748 of 2019 dated 21.08.2019.

SK, J

observed that "If the facts of the case justify, an aggrieved party can be allowed to bypass the appellate remedy and seek intervention of the revisional authority." Said view of the learned single Judge is followed by another learned single Judge in T. Santosh Kumar. Decision in Yelangani Papaiah is also on similar lines. On a plain reading of provision in Section 9 and as considered by this Court in several decisions, merely because a person has not availed remedy of appeal, it cannot be said that revision is not maintainable.

The contention of the petitioners is that the

respondent No.5 without filing appropriate appeal filed

revision before the respondent No.2 under Section 9 of

ROR Act and the same is not maintainable. The

findings of the above Judgment apply to the instant

case, without filing any appeal, can file revision under

Section 9 of the ROR Act and the same is valid. In view

of the same, the contention of the petitioners is not

acceptable.

22. The Hon'ble Supreme Court in State of Orissa vs.

Brundaban Sharma 11, held at para Nos.16 and 18 as

under:

" 16. It is, therefore, settled law that when the revisional power was conferred to effectuate a purpose, it is to be exercised in a reasonable manner which inheres the concept of its exercise within a reasonable time. Absence of limitation is an assurance to exercise the power with caution or circumspection to effectuate the purpose of the Act, or to prevent miscarriage of justice or violation of the provisions of the Act or misuse or abuse of the power by the lower

11 1995 Supp (3) SCC 249

SK, J

authorities or fraud or suppression. Length of time depends on the factual scenario in a given case. Take a case that patta was obtained fraudulently in collusion with the officers and it comes to the notice of the authorities after a long lapse of time. Does it lie in the mouth of the party to the fraud to plead limitation to get away with the order? Does lapse of time an excuse to refrain from exercising the revisional power to unravel fraud and to set it right? The answers would be no.

18. Under these circumstances, it cannot be said that the Board of Revenue exercised the power under Section 38B after an unreasonable lapse of time, though from the date of the grant of patta by the Tahsildar is of 27 years. It is true that from the date of the alleged grant of patta 27 years did pass. But its authenticity and correctness was shrouded with suspicious features. The records of the Tahsildar were destroyed. Who is to get the benefit? Who was responsible for it? The reasons are not far to seek. They are self-evident. So we hold that the exercise of revisional power under Section 38B by the Board of Revenue was legal and valid and it brooked no delay, after it had come to the Board's knowledge. That apart as held by the Board of Revenue, the order passed by the Tahsildar without confirmation by the Board is nonest. A nonest order is a void order and it confers no title and its validity can be questioned or invalidity be set up in any proceeding or at any stage.

23. The Judgment of this Court in Smt Munganda

Venkataratnam vs. Joint Collector, West Godavari

District, Eluru 12, squarely apply to the instant case. The

relevant portion in para No.15 is as under:-

"Since in para 25 of K. Rattamma v. G. Kotaiah 1975(2) An.WR 122, it is held that B.S.Os are only executive instructions for the guidance of the revenue officials and nothing more, Prima facie BSO 15(180 relied on by the petitioners does not confer any right on them to cling on to the assignments made because it is well known that fraud vitiates everything. Recently the Apex Court, in State of Andhra Pradesh v. T.Suryachandra Rao, after discussing the entire case law on the subject of fraud, held that no order obtained by fraud can be sustained. It is also well known that in case of fraud the period of limitation would commence from the date of discovery of fraud. Therefore, merely because a person

12 2006(2) ALT 44 (S.B.)

SK, J

could successfully shield the fraud played by him in obtaining assignment of Government land for several years, he cannot be heard to say that in view of the lapse of time the assignment in his favour cannot be cancelled. When power is vested in an authority to do an act, and if that authority exercises that power erroneously due to the fraud played on it, that authority has the implied power to undo its earlier act, performed by it as a result of the fraud played on it. First respondent without correctly appreciating the law and facts seems to have erroneously set aside the order cancelling the assignments but since that part of the order of first respondent, setting aside cancellation of assignments, became final, I do not wish to interfere with that part of the order of the first respondent".

24. The findings in the above Judgments squarely apply

to the instant case. In the instant case also the petitioners

have purchased the schedule land through registered

documents other than the pattadar and basing on the said

registered documents and without issuing any notice, the

mutation was taken place in favour of the father of the

petitioner No.1 and also the petitioner No.1 contrary to the

ROR Act. The respondent No.2 has rightly given a finding

that there was discrepancy in conducting enquiry with

regard to ascertaining the rights of the parties as per the

ROR Act, 1971.

SK, J

25. The Judgment of this Court in M. Ramulamma v.

Revenue Divisional Officer, Ranga Reddy District 13

also apply to the instant case. The relevant portion in

para Nos.62, 63. 64 and 65 as under:

"62. It is not the case of respondent nos.3 to 6 that any notice was given to the petitioners at the time when the order H/206/1976 dt.19.02.1982 was passed by the Revenue Divisional Officer, Hyderabad (East) Division granting Occupancy Rights to Thota Balakrishna Reddy. It is also not their case that the said order was served on the petitioners.

63. Therefore, the limitation for challenging the said order would commence only from the date of knowledge of the order and not from the date of the said order.

64. In Bipromasz Bipron Trading Sa v. Bharat Electronics Ltd.6, the Supreme Court declared that an official order takes effect only when it is served on the person affected.

65. In State of W.B. v. R.K.B.K. Ltd.7, the Court declared that unless an adverse order is communicated, it does not come into effect (2012) 6 SCC 384 MSR,J ::19:: crp_3848_2018 and the person affected cannot be blamed for not preferring appeal within the specified time when it is not communicated to him. It held:

"35. ... ... ... the words used in Para 10 are "date of the order". In the scheme of the Control Order, the order comes into effect from the date of receipt by the agent or the dealer. Once that becomes the decision, the commencement of limitation of 30 days for the purpose of Para 10 would be the date when the order is effective. The High Court in Rani Sati Kerosene Supply Co. has opined that if the order of cancellation is not served on the affected person and the appeal period expires, there is the possibility that the adverse order would become unassailable. The reasoning is totally fallacious. An appeal can only be preferred when the order is effective. The ineffective order, that is to say, uncommunicated order cannot be challenged. Therefore, the reasoning given by the Court in earlier judgment is erroneous and hence, the

13 2019 SCC Online TS 3455.

SK, J

reliance thereupon by the impugned order is faulty. There has to be a purposive construction of the words "from the date of order". To place a construction that the date of an order would mean passing of the order, though not made effective would lead to an absurdity."

In the instant case, apparently there is discrepancy in the

proceedings and no notice was issued to the effected

parties. In view of the same, the above order of this Court

squarely apply to the instant case as the limitation starts

from the date of knowledge of the order and not from the

date of orders.

26. The Judgments relied on by the learned Senior

Counsel for the petitioners are not squarely apply to the

instant case as the facts are different in the instant case.

27. The respondent No.5 has not filed any appeal to the

respondent No.3 under Section 5-B of ROR Act and he was

only filed a representation. At the time of disposal of the

revision, the respondent No.2 after perusal of the report of

the respondent No.4 and also the registered documents,

passed impugned order and remitted back to the Tahsildar

for re-consideration, but further directed the Tahsildar to

mutate the records in the name of the respondent No.5.

SK, J

The further direction issued by the respondent No.2 is

contrary to the direction of remand for reconsideration. In

view of the same, the direction issued to the Tahsildar in

the impugned orders for mutation of records and

rectification of entries without conducting enquiry and

without giving opportunity to the petitioners is arbitrary

and illegal and the same is liable to be set aside.

28. It is a fit case for conducting fresh enquiry under

ROR Act as there is discrepancy in the documents filed by

the petitioners and also the proceedings under ROR Act

were not followed for mutating the revenue records. The

petitioners cannot take shelter on the ground of delay for

reviewing of earlier orders which were passed without

following the due procedure.

29. In view of the above findings, the Writ Petition is

partly allowed by setting aside the directions in so far as

the direction to the Tahsldar, Mavala for rectification of

entries in the revenue records of the suit schedule property

in Case No.D1/2963/2016 dated 15.07.2017 issued by the

respondent No.2-Joint Collector, Adilabad, is concerned

SK, J

and further remanded the matter to the Tahsildar, Mavala

to conduct de novo enquiry for mutation of the records and

also issuance of pattadar passbooks for suit schedule land

after issuing notice to the petitioners as well as the

unofficial respondent No.6 by giving opportunity to the

both sides including personal hearing. Till conclusion of

the de novo enquiry, both parties are directed to maintain

status quo existing as on today in all respects of the suit

schedule land. No order as to costs.

30. Miscellaneous petitions, if any pending in this writ

petition, shall stand closed.

_____________________ JUSTICE K.SARATH Date:03.04.2025 sj

L.R.copy to be marked.

 
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