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

Sri. Karra Ganapathi Reddy vs The State Of Telangana
2025 Latest Caselaw 4859 Tel

Citation : 2025 Latest Caselaw 4859 Tel
Judgement Date : 16 April, 2025

Telangana High Court

Sri. Karra Ganapathi Reddy vs The State Of Telangana on 16 April, 2025

     THE HON'BLE THE ACTING CHIEF JUSTICE SUJOY PAUL
                            AND
           THE HON'BLE SMT. JUSTICE RENUKA YARA

           WRIT APPEAL Nos.409, 410 & 414 of 2025

COMMON JUDGMENT (Per the Hon'ble the Acting Chief Justice Sujoy Paul):


         Sri J. Prabhakar, learned Senior Counsel represents

Sri G. Bhaskar Reddy, learned counsel for the appellant;

Sri E. Venkata Reddy, learned Government Pleader for Municipal

Administration and Urban Development, for respondent No.1

and Sri K. Siddarth Reddy, learned Standing Counsel for

respondent No.2.

2. Regard being had to the similitude of the questions

involved, these matters were analogously heard on admission.

3. The singular point raised by learned Senior Counsel for

the appellant is that the learned Single Judge has erred in

passing the impugned common order dated 27.02.2025 ignoring

the fact that the writ petitioner (respondent No.3 herein) has not

disclosed the fact of pendency of O.S.Nos.52, 53 and 280 of 2022

on the file of Principle Junior Civil Judge at Karimnagar.

Learned Senior Counsel for the appellant submits that this

amounts to "suppression of fact" and in view of suppression, no

relief was due to the writ petitioner.

4. The other point raised by the learned Senior Counsel for

the appellant is that as per the provisions under Section 52 of

the Transfer of Property Act, 1882 (for short, 'the Act'), it is

deemed that the writ petitioner had the knowledge of pendency

of the suits.

5. On a repeated query from the Bench as to whether there

existed any material to show that the writ petitioner was aware

of the pendency of aforesaid civil suits and yet he has not

disclosed the same, no cogent material could be placed before us

by learned Senior Counsel for the appellant to highlight the

same. The only document on which reliance is placed is at page

No.173 in W.A.No.409 of 2025 i.e., a plaint copy under Order

XXVI r/w Order VII Rule 1 and 2 of Code of Civil Procedure.

This plaint was filed before the Principal Junior Civil Judge at

Karimnagar after filing of the writ petition. No material could be

pointed out to highlight and establish that by the time the writ

petition was filed, the writ petitioner was aware of pendency of

aforesaid civil suits. Thus, the contentions raised by learned

Senior Counsel for the appellant that the writ petition was filed

suppressing the material fact could not be substantiated.

6. So far as the contention of learned Senior Counsel for

the appellant that as per the provisions under Section 52 of the

Act, it is deemed that the writ petitioner had the knowledge of

pendency of the aforesaid suits, in our opinion, Section 52 of the

Act operates in a different field for a different purpose and no

deemed knowledge can be assumed on the basis of this

provision.

7. For the aforesaid reasons, we find no reason to entertain

these appeals. The admission is declined and accordingly, the

appeals are dismissed. No costs.

Interlocutory applications, if any pending, shall also

stand closed.

___________________ SUJOY PAUL, ACJ

____________________ RENUKA YARA, J

Date: 16.04.2025 Myk/Tsr

 
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