Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri.Kuntu Mush Marilingappa vs The State Of Telangana
2025 Latest Caselaw 4955 Tel

Citation : 2025 Latest Caselaw 4955 Tel
Judgement Date : 21 April, 2025

Telangana High Court

Sri.Kuntu Mush Marilingappa vs The State Of Telangana on 21 April, 2025

                                  1
                                                                 SK,J
                                        W.P.Nos.9064 and 9093 of 2019


     IN THE HIGH COURT FOR THE STATE OF TELANGANA AT HYDERABAD
                                *****
         WRIT PETITION Nos.9064 and 9093 of 2019
W.P.No.9064 of 2019
Between:
   1. Sri Rama Prabhakar and others.
                                                         ...Petitioners
AND
   1. State of Telangana, rep. by its Principal Secretary, Revenue
      Department, Secretariat, Hyderabad and others.
                                                      ...Respondents
W.P.No.9093 of 2019
Between:
      1. Sri Kuntu Musli Marilingappa and others.
                                                        ...Petitioners
AND
    1. State of Telangana, rep. by its Principal Secretary, Revenue
       Department, Secretariat, Hyderabad and others.
                                                    ...Respondents
JUDGMENT PRONOUNCED ON: 21.04.2024
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.Nos.9064 and 9093 of 2019


                THE HON'BLE SRI JUSTICE K.SARATH
        + WRIT PETITION Nos.9064 and 9093 of 2019
%Dated 21.04.2025
# W.P.No.9064 of 2019
Between:
     1.Sri Rama Prabhakar and others.
                                                         ...Petitioners
AND
     1. State of Telangana, rep. by its Principal Secretary,
         Revenue Department, Secretariat, Hyderabad and others.
                                                     ...Respondents
W.P.No.9093 of 2019
Between:
     1. Sri Kuntu Musli Marilingappa and others.
                                                       ...Petitioners
AND
       1.State of Telangana, rep. by its Principal Secretary, Revenue
       Department, Secretariat, Hyderabad and others.
                                                       ...Respondents
! Counsel for Petitioners : Sri P. Soma Sekhara Naidu.

^ Counsel for Respondents :Assistant Government Pleader
                           for Revenue.
                             Sri A. Venkatesh, learned Senior
                             Counsel.
< GIST :
> HEAD NOTE :

? Cases referred :
1 (1978)1 SCC 405
2 (2015) 3 SCC 695
3 (2005) 7 SCC 627
4 (2015) 4 ALD 248
5 (2009) 4 ALT 593
6 (2005) 6 SCC 149
7 2002 SCC OnLine AP 536
8 2006 SCC OnLine AP 177
9 (2009) 11 SCC 18

10(2008) 1 ALD 836
                                    3
                                                                   SK,J
                                          W.P.Nos.9064 and 9093 of 2019



          THE HON'BLE SRI JUSTICE K.SARATH

        WRIT PETITION Nos.9064 and 9093 of 2019

COMMON ORDER:

Since both these writ petitions are filed

questioning the order passed by the respondent No.3-

Joint Collector in Revision Case No.D1/87/205

dated 16.02.2019, they are being disposed of by this

common order.

2. Heard learned counsel for the petitioners in both

the writ petitions, learned Assistant Government

Pleader for Revenue and learned Senior Counsel for the

respondent No.6 and perused the material on record.

3. Learned Counsel for the petitioners submits that

in W.P.No.9064 of 2019, the petitioner No.1 has

purchased the land admeasuring to an extent of

Ac.7-10 gts in Sy.No.8/A and 8/AA through registered

sale deed document No.683/1997 dated 12.06.1997,

SK,J W.P.Nos.9064 and 9093 of 2019

the petitioner No.2 has purchased the land

admeasuring to an extent of Ac.7-06 gts in Sy.No.126

through registered sale deed document No.638/1995

dated 28.03.1995, Ac.2-04 gts in Sy.No.122 and

Ac.1-30 gts in Sy.No.123 through registered sale deed

document No.637/1995 dated 28.03.1995 and the

petitioner No.3 has purchased the land admeasuring to

a total extent of Ac.15.26 gts in Sy.No.125 through

registered sale deed document No.639/1995

dated 28.03.1995 and the petitioners have purchased

the properties from the respondent No.7 herein i.e, Sri

Doshi Ravindra Chary, and the said lands are situated

in Kusumurthy Village, Krishna Mandal,

Mahabubnagar District and their names were mutated

in the revenue records and pattadar passbooks were

also issued in their favour and since then, they are in

peaceful possession and enjoyment of those lands for

more than 30 years.

SK,J W.P.Nos.9064 and 9093 of 2019

4. Learned Counsel for the petitioners submits that in

W.P.No.9093 of 2019, the grandfather of the petitoner

No.1 and great grandfather of the petitoner Nos.2 to 5

i.e. late Sayanna was the protected tenant of land

admeasuring to an extent of Ac.12.26 gts in Sy.No.142

situated at Kusumurthy Village and a certificate of

ownership was issued by the competent authority

under Section 38-E of Andhra Pradesh (Telangana Area)

Tenancy and Agriculture Lands Act, 1950 vide File

No.E/1513/75. After the death of said Sayanna, his

sons had inherited the said property and thereafter the

petitioners being legal heirs have inherited the same

and through family arrangement, they have divided the

said land and obtained pattadar passbooks and they

have been in lawful possession and enjoyment of their

respective shares of land.

SK,J W.P.Nos.9064 and 9093 of 2019

5. For the purpose of narrating the facts,

W.P.No.9064 of 2019 is taken as a lead case.

6. Learned Counsel for the petitioners further

submits that as per the revenue records, one Kista

Chary and his successors were the pattadars and

owners of the suit schedule land and the same was

purchased by the petitioners. The Land Reforms

Tribunal, Narayanpet in respect of suit schedule

properties and other lands initiated land reforms

proceedings against the successors of said Kista Chary

and held that the declarant holds the land admeasuring

to an extent of 1.5386 standard holding in excess of the

ceiling area on the notified date in C.C.No.1412 of 1975

dated 09.06.1976. The respondent authorities have also

granted pattas to some individuals in respect of said

excess land of the legal heirs of late Kista Chary,

however, the possession remained with the legal heirs

of late Kista Chary. He further submits that against the

SK,J W.P.Nos.9064 and 9093 of 2019

said proceedings dated 09.06.1976, the two widows of

late Kista Chary filed Land Reforms Appeal No.14 of

1982 on the file of Land Reforms Appellate Tribunal,

Mahabubagar and the same was allowed on 02.12.1983

holding that the appellants therein have to be treated

as separate individuals and they were entitled to

separate holding each and the said Judgment has

became final. In view of the said Judgment, the pattas

granted in favour of some individuals in respect of the

excess land as per the proceedings dated 09.06.1976

were cancelled by the revenue authorities.

7. Learned Counsel for the petitioners further

submits that Sri Doshi Ravindra Chary is the adopted

son of two widows of Kista Chary and the legal heirs of

late Kista Chary were in possession and enjoyment of

the subject lands as pattadars and the petitioners have

purchased the suit schedule land from Sri Doshi

Ravindra Chary on different dates. While it being so,

SK,J W.P.Nos.9064 and 9093 of 2019

the respondent No.6-Sri Veda Vyasa Swamy Uttaradi

Matt claiming to be a Charitable institution has filed a

revision petition on 16.10.2015 before the respondent

No.3 under Section 9 of the Telangana Rights in Lands

and Pattadar Passbooks Act, 1971 (for short 'ROR Act,

1971') stating that the suit schedule lands are service

inam lands which are inalienable and the Matt has

been recorded as Inamdar and alleged that the said

Kista Chary was a poojari of the said institution.

8. Learned Counsel for the petitioners further

submits that the respondent No.6 without there being

any right, title and interest has filed revision before the

respondent No.3. The respondent No.6 without any

material as Inamdar or owner or possessor of the lands

purchased by the petitioners at any point of time and

never claimed any right for more than six and half

decades. He further submits that the respondent No.3

without conducting any enquiry and without obtaining

SK,J W.P.Nos.9064 and 9093 of 2019

any report from the respondent No.5 passed the

impugned order, which is illegal and arbitrary.

9. Learned Counsel for the petitioners further

submits after filing this writ petition, under the

provisions of Right to Information Act, 2005 the

petitioners have obtained a copy of order in Appeal

Case No.F2/23/2011 dated 07.12.2013 passed by the

Joint Collector, Mahabubnagar, wherein it clearly

discloses that the issue involved in the said case was in

respect of the lands in Sy.Nos.213, 214, 215,

215/Paiki, 212 and 292 of Kolpur Village of Maganoor

Mandal, whereas the lands in the impugned order are

in respect of Sy.Nos.1,8,122, 123, 125, 126 and 142

situated at Kusumurthy Village of Krishna Mandal and

therefore, the respondent No.3 has erroneously basing

on the order of the Joint Collector, Mahabubnagar in

Appeal Case No.F2/23/2011 dated 07.12.2013 passed

SK,J W.P.Nos.9064 and 9093 of 2019

impugned orders which has no relevance or bearing on

the subject lands.

10. Learned Counsel for the petitioners further

submits that even as per the impugned order, said

Uttaradi Matt was neither Inamdar nor possessor of the

subject lands and the respondent No.6 was never

registered as an occupant of the subject lands. He

further submits that the documents produced by the

petitioners clearly establish that the petitioners and

their predecessors are having title and possession over

the subject lands and the respondent No.6 is neither

having title nor possession over the subject lands and

no document is produced before the respondent No.3 or

before this Court that the schedule land belongs to

Endowment Institution as Inamdar and also the

provisions of the Telangana Abolition of Inams Act,

1955 have no application to the present case and in

view of the same, the impugned order passed by the

SK,J W.P.Nos.9064 and 9093 of 2019

respondent No.3 is illegal and arbitrary and requested

to allow the writ petition by setting aside the impugned

order.

11. Learned Counsel for the petitioners has relied on

the following Judgments:-

1. Mohinder Singh Gill vs. The Chief Election

Commissioner, New Delhi1

2. Joint Collector Ranga Reddy District vs. D.

Narsing Rao2.

3. Hindustan Petroleum Corporation Limited vs.

Darius Shapur Chenai3

4. Susheela Vs. A. Gopal Reddy 4

5. Lingamdinne Chandrasekhar Reddy vs. Joint

Collector5

(1978)1 SCC 405

(2015) 3 SCC 695

(2005) 7 SCC 627

(2015) 4 ALD 248

(2009) 4 ALT 593

SK,J W.P.Nos.9064 and 9093 of 2019

12. Learned Assistant Government Pleader for

Revenue based on the counter submits that as per the

revenue records, the subject lands were classified as

Khidmath Inam (Seva Inam) and Sri Veda Vyasa Swamy

was recorded as Inamdar and Kista Chary as Poojari of

the institution and the subject lands are held in the

name of charitable institution and no one will get

ownership rights over the subject lands except the

institution. He submits that as per Section 3(1) of

Telangana Abolition of Inams Act, 1955, all the Inams

were abolished and vest in the State w.e.f. 20.07.1955

and no occupant will get any right over the inam land

unless re-grant is made under Section 4(i) of the said

Act and any sale transactions in respect of inam land

without grant of ORC are not valid and there is no right

over the suit lands and Kista Chary being poojari has

no alienable rights as the subject lands belonged to

Charitable Institution of Uttaradi Mutt.

SK,J W.P.Nos.9064 and 9093 of 2019

13. Learned Assistant Government Pleader for

Revenue further submits that as per Section 3(2)(b) of

the Telangana Abolition of Inam Act, 1955, all rights,

title and interest vest in inamdar are vested absolutely

in the State free from all encumbrances and as per the

revenue records, the subject lands are in the name of

the respondent No.6 and as per Section 4(1) of the

Inams Act, the institution alone is entitled for

ownership rights over the subject lands and late Kista

Chary was only a Poojari to perform pooja and no

ownership rights will accrue to him by virtue of mere

possession over the subject lands. He further submits

that after considering all the aspects, the respondent

No.3 has set aside the ORC granted over the lands

situated at Kolpur Village as Uttaradi Matt is religious

institution vide proceedings No.F2/23/2011

dated 07.12.2013 and the Certificate issued under

Section 38-E of Andhra Pradesh (Telangana Area)

SK,J W.P.Nos.9064 and 9093 of 2019

Tenancy and Agriculture Lands Act, 1950, is not valid

and requested to dismiss the writ petition.

14. Learned Senior Counsel for the respondent No.6

based on the counter averments submits that the

subject lands are Inam lands belonging to the

charitable institution and the respondent No.6 has right

over the same. He submits that said Kista Chary was

Poojari performing his duties in the respondent No.6

institution and he was cultivating the same for the

purpose of maintaining the institution and he has no

right over the subject lands and as such the declaration

alleged to have been filed before the Land Reforms

Tribunal is null and void. He further submits that the

petitioners have not filed any document to show that

Sri Doshi Ravindra Chary is the adopted son of the

widows of late Kista Chary. He further submits that the

respondent No.6 has right, title and possession over the

subject property and as such it has rightly preferred the

SK,J W.P.Nos.9064 and 9093 of 2019

revision and the respondent No.3 after examining the

facts and appreciating the documents has passed the

impugned order and there are no grounds to interfere

with the impugned order and requested to dismiss the

writ petition.

15. Learned Counsel for the respondents has relied on

the following Judgments:-

1. State of A.P. Vs. T. Suryachandra Rao6

2. Thota Kistaiah Vs. Nikode Bheemera7

3. N. Ramakrishna vs. Special Officer and Competent Authority, Urban Land Ceilings, Visakhapatnam8

4. Commissioner of Customs (Preventive) Vs. Aafloat Textiles India Private Limited9

5. K.G.Krishna Murthy Vs. The Joint Collector 10

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

this Court is of the considered view that in both the writ

(2005) 6 SCC 149

2002 SCC OnLine AP 536

2006 SCC OnLine AP 177

(2009) 11 SCC 18

(2008) 1 ALD 836

SK,J W.P.Nos.9064 and 9093 of 2019

petitions, the petitioners are challenging the order of

the respondent No.3 dated 16.02.2019 in ROR revision

filed under Section 9 of the ROR Act, 1971. The

petitioners herein have purchased the properties

through the registered documents for different extents

on different dates respectively in Sy.Nos.1,8,122,

123,125 and 126 situated at Kusumurthy Village of

Krishna Mandal, erstwhile Mahabubnagar District.

After their purchase, the revenue authorities have

mutated the names of the petitioners in respect of their

purchased lands by issuing mutation proceedings on

different dates. The petitioners in W.P.No.9093 of 2019

are legal heirs of the protected tenant for the lands

situated in Sy.No.142 at Kusumurthy Village. While it

being so, the respondent No.6 filed revision before the

respondent No.3 under Section 9 of ROR Act, 1971 for

cancellation of mutation proceedings in favour of the

petitioners for the suit schedule properties and stated

SK,J W.P.Nos.9064 and 9093 of 2019

that the lands are classified as service inam lands and

one Sri Veda Vyasa Swamy was recorded as Inamdar

and Sri Kista Chary S/o.Raghavendra Chary stated to

have performing as Poojari to the said institution and

the suit schedule lands are meant for maintenance of

the said institution. During his life time, late Kista

Chary stated to have cultivated the suit schedule lands

and maintained the institution and after his demise,

one Sri Doshi Ravindra Chary S/o. Kista Chary has

been brought on record as pattadar and possessor of

the subject lands without any valid orders from the

competent authority. The said Doshi Ravindra Chary

without any power sold away the suit schedule lands to

the petitioners and stated that as per the Abolition of

Inams Act, 1955, the transactions between the said

Doshi Ravindra Chary and the petitioners are null and

void and no effect would be given for such registration.

SK,J W.P.Nos.9064 and 9093 of 2019

17. There is no dispute with regard to purchase of the

suit schedule properties by the petitioners in

W.P.No.9064 of 2019 through registered documents

and also the competent authority has mutated their

names sand issued pattadar passbooks and title deeds

in different proceedings in the year, 1997. The

petitioners in W.P.No.9093 of 2019 are legal heirs of Sri

Sayanna in whose favour the Certificate under Section

38-E of Andhra Pradesh (Telangana Area) Tenancy and

Agriculture Lands Act, 1950 was issued for the land

situated in Sy.No.142 in proceedings No.E/1513/1975.

18. The petitioners herein contended that the

respondent No.6 was never recorded as owner of the

property on behalf of Uttaradi Matt and there is no

record in respect of the existence of Sri Veda Vyasa

Swamy during the year, 1954 or immediate preceding

period. The impugned order passed by the respondent

No.3 stating that late Kista Chary was only priest to

SK,J W.P.Nos.9064 and 9093 of 2019

Uttaradi Matt and the institution only is entitled to be

recorded as an occupant against the subject lands and

also the ORC granted in respect of the said lands in

favour of late Kista Chary in File No.A/4079/93 of

Revenue Divisional Officer, Narayanpet has been set

aside in Inam Appeal Case No.F2/23/2011 of the Joint

Collector, Mahabubnagar. But, the schedule property in

Inam Appeal is in respect of the lands in Sy.Nos.213,

214, 215, 215/Paiki, 212 and 292 situated at Kolpur

Village of Maganoor Mandal.

19. The main contention of the respondent No.6 is

that the schedule lands are classified as 'Khidmath

Inam, Sri Veda Vyasa Swamy was recorded as Inamdar

and Sri Kista Chary as Poojari (priest) to the institution,

but the respondent No.6 has not filed any document to

show that Sri Veda Vyasa Swamy was the Inamdar or

late Kista Charry as Poojari of the respondent No.6

institution.

SK,J W.P.Nos.9064 and 9093 of 2019

20. The respondents in their counters in W.P.No.9093

of 2019 have not denied the Certificate of Ownership

issued under Section 38-E of Andhra Pradesh

(Telangana Area) Tenancy and Agriculture Lands Act,

1950 in favour of late Sayanna. The respondent No.3

without discussing the rights of the petitioners in

W.P.No.9093 of 2019 in Sy.No.142 passed impugned

order.

21. The respondent No.3, without taking into account

of the proceedings of the Land Reforms Tribunal and

also the Certificate of Ownership under Andhra Pradesh

(Telangana Area) Tenancy and Agriculture Lands Act,

1950, passed the impugned order. The respondent

No.3 cannot nullify the rights of the petitioners in

W.P.No.9093 of 2019 granted under Section 38-E of the

Andhra Pradesh (Telangana Area) Tenancy and

Agriculture Lands Act, 1950 and also rights of vendor of

SK,J W.P.Nos.9064 and 9093 of 2019

the petitioners in W.P.No.9064 of 2019 were acquired

through Land Reforms Proceedings in the ROR revision

proceedings.

22. The Judgments relied on by the learned Counsel

for the petitioners with regard to revisional powers

under Section 9 of the ROR Act must be exercised

within reasonable time as held by the Hon'ble Supreme

Court in Joint Collector's case (supra 2) and

unreported Judgment of this Court in Susheela's case

(supra 4) apply to the instant case. The relevant portion

of the Judgment in Joint Collector's case (supra 2) as

under:

"22. The High Court was of the view that the entries in the Khasra Pahani for the year 1954-55 reflected the names of the predecessors-in-title of the writ-petitioners although according to the Government the said entries were made fraudulently by the then Patwari of the village. The High Court further held that since the entries showing ownership and possession of the writ-petitioners had continued unchallenged for nearly 40 years before the Government issued G.O.M.s 850 Rev. (Asn.III) Dept. dated 24-9-1991 the Government was not justified in making any allotment in disregard of the same. The High Court also took the view that the proposed correction of the alleged fraudulent entries nearly 50 years after the entries

SK,J W.P.Nos.9064 and 9093 of 2019

were first made was also legally impermissible even when the revisional power being invoked to do so did not prescribe any period of limitation. The High Court recorded a finding that the predecessors-in-title of the writ- petitioners had registered sale-deeds in their favour and that the State Government or its officers had not denied that the writ-petitioners or their predecessors-in- title had remained in possession of the subject land. The High Court held that exercise of revisional powers, even where no period of limitation is prescribed, must be within a reasonable period.

32. In the case at hand, while the entry sought to be corrected is described as fraudulent, there is nothing in the notice impugned before the High Court as to when was the alleged fraud discovered by the State. A specific statement in that regard was essential for it was a jurisdictional fact, which ought to be clearly asserted in the notice issued to the respondents. The attempt of the appellant-State to demonstrate that the notice was issued within a reasonable period of the discovery of the alleged fraud is, therefore, futile. At any rate, when the Government allowed the land in question for housing sites to be given to Government employees in the year 1991, it must be presumed to have known about the record and the revenue entries concerning the parcel of land made in the ordinary course of official business. In as much as, the notice was issued as late as on 31- 12-2004, it was delayed by nearly 13 years. No explanation has been offered even for this delay assuming that the same ought to be counted only from the year 1991. Judged from any angle the notice seeking to reverse the entries made half a century ago, was clearly beyond reasonable time and was rightly quashed.

In the instant case also, the mutation has taken

place in favour of the vendor of the petitioners in

W.P.No.9064 of 2019 after disposal of appeal before the

Land Reforms Appellate Tribunal in the year, 1983 and

SK,J W.P.Nos.9064 and 9093 of 2019

the Certificate issued under Section 38-E of Andhra

Pradesh (Telangana Area) Tenancy and Agriculture

Lands Act, 1950 in favour of late Sayanna, who is

ancestor of the petitioners in W.P.No.9093 of 2019 in

the year, 1975. In view of the same, the above finding is

squarely apply to the instant case.

23. Learned Counsel for the petitioners has relied on

the Judgments in Mohinder Singh Gill's case (supra 1)

and Hindustan Petroleum Corporation Limited's

case (supra 3), wherein the Hon'ble Supreme Court held

that when a statutory functionary makes an order

based on certain grounds, its validity must be judged

by the reasons so mentioned and cannot be

supplemented by fresh reasons in the shape of affidavit

or otherwise and the counters filed by the respondents

cannot be taken into account. The Judgments relied on

by the learned counsel for the petitioners are apply to

the instant case as the impugned order passed by the

SK,J W.P.Nos.9064 and 9093 of 2019

respondent No.3 is only basing on the orders in the

Inam Appeal Case No.F/23/2011 passed by the Joint

Collector, Mahabubagar, but in the counter they have

taken other stand and the same cannot be taken into

account.

24. The Judgments relied on by the learned Senior

Counsel for the unofficial respondents in State of A.P's

case (supra 6), Thotta Kistaiah's case (supra 7), N.

Ramakrishna's case (supra 8), Commissioner of

Customs (Preventive)'s case (supra 9) and Sri

K.G.Krishna Murthy's case (supra 10) are not

pertaining to the ROR Act, 1971 and the same are

pertaining to Abolition of Inams Act. In the instant case,

the respondents have failed to file any document to

show that the respondent No.6-Uttaradi Matt is

Inamdar of the suit schedule property. The impugned

order was passed only basing on Inam Appeal Case

No.F2/23/2011 on the file of the Joint Collector,

SK,J W.P.Nos.9064 and 9093 of 2019

Mahabubnagar, which does not belongs to the suit

schedule properties. In view of the same, the said

Judgments relied on by the learned Senior Counsel for

the respondent No.6 are not apply to the instant case

as the facts are different from the instant case and

those Judgments cannot be taken into account.

25. At the time of admission on 19.12.2019, this

Court called for the records and the Revenue Divisional

Officer, Narayanpet appeared before this Court and

produced the records. After verifying the records, this

Court feels that "the lands in survey numbers in File

No.A/4079/93 does not concerned with the lands in

survey numbers in the present issue arises and held

that the Joint Collector has allowed the revision on the

assumption that the earlier Occupancy Right Certificate

granted by the Revenue Divisional Officer was set aside

by the Joint Collector in the above proceedings.

Therefore, prima facie, the view taken by the Joint

SK,J W.P.Nos.9064 and 9093 of 2019

Collector appears to be not valid". Thereafter, the

official respondents and the respondent No.6 have filed

their counters but, they have failed to file any

documents along with their counters to show that the

respondent No.6 was Inamdar of the suit schedule

lands and said Kista Chary was poojari of the said

institution.

26. The official respondents in their counter have not

given any reply with regard to the orders of the Land

Reforms Tribunal dated 09.06.1976 and Land Reforms

Appellate Tribunal, Mahabubnagar dated 02.12.1983.

As per the Land Reforms Proceedings, the suit schedule

properties are subject matters in C.C.No.1412/1975 on

the file of Land Reforms Tribunal, Narayanpet, dated

09.06.1976 and also before the Land Reforms Appellate

Tribunal, Mahabubnagar in L.R.A.No.14 of 1982

dated 02.12.1983. The competent authorities have

taken the suit schedule land as ceiling surplus land

SK,J W.P.Nos.9064 and 9093 of 2019

and conducted enquiry under Land Reforms

Proceedings and declared that the land belongs to the

widows of late Krista Chary i.e., Smt Venkamma and

Laxmibai. In the Land Reforms Tribunal case, the

vendor of the petitioners i.e., Doshi Ravindra Chary

S/o. Kista Chary was shown as son of Laxmibai, now

the respondents cannot deny the status of Doshi

Ravindra Chary, the respondent No.7 herein, as

adopted son of late Kista Chary.

27. After disposal of appeal by the Land Reforms

Appellate Tribunal in L.R.A.No.14 of 1982, the revenue

authorities have mutated the records in favour of the

vendor of the petitioners in W.P.No.9064 of 2019 and

thereafter, the petitioners in W.P.No.9064 of 2019 have

purchased the suit schedule land through registered

documents and their names were also mutated in the

revenue records in the year, 1997. The competent

authority has issued Certificate under Section 38-E of

SK,J W.P.Nos.9064 and 9093 of 2019

Andhra Pradesh (Telangana Area) Tenancy and

Agriculture Lands Act, 1950, in favour of late Sayanna

in proceedings No.E/1513/1975 for the land in

Sy.No.142 and mutated the records.

28. After mutation of records, after lapse of 18 years

in respect of suit schedule lands in W.P.No.9064 of

2019 and after lapse of 40 years in respect of suit

schedule lands in W.P.No.9093 of 2019, the respondent

No.6 filed ROR revision before the respondent No.3 and

the respondent No.3 passed the impugned order stating

that the property is inam land and Sri Veda Vyasa

Swamy was Inamdar and late Kista Chary as Poojari to

the said Uttadadi matt without any record and also

relied on the orders in Inam Appeal Case

No.F/23/2011. But the subject property in the said

Inam Appeal is not pertaining to the suit schedule

property and the same belongs to different village. In

view of the same, the order passed by the respondent

SK,J W.P.Nos.9064 and 9093 of 2019

No.3 is liable to be set aside on the ground that without

any valid documents and without basing on the

relevant proceedings and only basing on mere

presumptions and assumptions passed the impugned

order.

29. In view of the above findings, the Writ Petitions

are allowed by setting the impugned order in Revision

Case No.D1/87/205 dated 16.02.2019 passed by the

respondent No.3 and directed the respondent

authorities to restore the entries in the revenue records

as per mutation in favour of the petitioners. No order as

to costs.

30. Miscellaneous applications, if any pending in

these writ petitions, shall stand closed.

_______________ K. SARATH, J Date:21.04.2025 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