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

Sarpalli Raju vs Korra Radhakrishna Yadav
2025 Latest Caselaw 1774 Tel

Citation : 2025 Latest Caselaw 1774 Tel
Judgement Date : 5 February, 2025

Telangana High Court

Sarpalli Raju vs Korra Radhakrishna Yadav on 5 February, 2025

HON'BLE SRI JUSTICE LAXMI NARAYANA ALISHETTY

          CIVIL REVISION PETITON No.1542 of 2024
ORDER:

Heard Sri J.Ashvini Kumar, learned counsel for the revision

petitioners, and Sri C.Kumar, learned counsel for the respondents.

Perused the entire material available on record.

2. This Revision Petition is filed challenging the order, dated

18.04.2024, passed by the Additional Junior Civil Judge,

Hayathnagar in I.A.No.137 of 2020 in O.S.No.198 of 2020,

whereunder the application filed under Order XXVI Rule 9 of the

CPC filed by the defendants was allowed.

3. The revision petitioners are the plaintiffs and the respondents

are the defendants in the suit.

4. For convenience, hereinafter the parties will be referred to as

they are arrayed in the suit.

5. The brief factual matrix of the case is that the plaintiffs filed

suit-O.S.No.198 of 2020 for perpetual injunction against the

defendants in respect of land admeasuring Ac.0.32 guntas in

Sy.No.10/92 and Ac.0.07 in Sy.No.10/97, total admeasuring

LNA, J

Ac.0.39 guntas in Batasingaram Village, Abdullapurmet Mandal,

Ranga Reddy District.

6. In the plaint, the plaintiffs averred that originally the suit

schedule land was assigned by the then Government in favour of

their father-Sarpalli Narsimha in the year 1964; that raithu pass

book was also issued in their father's name by the Tahsildar,

Abdullapurmet; that after the death of their father, on their

application, their names were entered in the revenue records; that

they are in possession and enjoyment of the said land; that they

have also obtained crop loan on the suit schedule land; and that the

defendants without any manner of right or title over the suit

schedule land are interfering with their possession and therefore,

the suit for perpetual injunction is filed.

7. The defendants entered appearance and filed their written

statement denying the averments made in the plaint and contended

that the same are false and baseless. They averred that they

purchased the land admeasuring Ac.1.34 guntas in

Sy.No.10/22/AA of Batasingaram Village under registered sale

deed bearing document No.13935/2019, dated 30.10.2019 from

LNA, J

their vendor-Sandeep Jain and the said Sandeep Jain purchased the

land under sale deed bearing document No.4987/2006, dated

02.03.2006; that the name of Sandeep Jain was mutated in the

revenue records; and that while mutating the name of Sandeep Jain,

the Tahsildar, Abdullapurmet has assigned sub-division number to

the said land as Sy.No.10/22/AA. The defendants further averred

that subsequently, pattadar passbook was also issued to the

defendants; that the plaintiffs are no way concerned with the said

land belonging to the defendants and the suit is filed on false and

baseless allegations and prayed to dismiss the suit.

8. While the said suit was pending for adjudication, the

defendants filed I.A.No.137 of 2020 for appointment of Advocate-

Commissioner to measure the suit schedule land with the assistance

of the Assistant Director, Survey and Land Records, Ranga Reddy

District, contending that they filed O.S.No.281 of 2020 before the

same Court and ad-interim injunction was also granted in their

favour; that the plaintiffs are claiming their land in Sy.Nos.10/92

and 10/97, whereas the lands being claimed by the defendants are

in Sy.No.10/22/AA of the same Village, i.e., Batasingaram Village;

LNA, J

that the defendants approached the Tahsildar, Abdullapurmet

Mandal, for survey of land and paid requisite fee, however, in view

of issuance of notice by the plaintiffs' counsel to the Tahsildar,

survey could not be conducted; and they finally averred that

appointment of Commissioner for measuring the suit schedule land

with the help of Assistant Director, Survey and Land Records, is

necessary for proper adjudication of the matter since both the lands

are situated in the same Village and also to put a quietus to the

dispute.

9. Opposing the said application, the plaintiffs filed counter and

averred that as the trial of the suit is not yet commenced,

appointment of Commissioner for measuring the suit schedule land

amounts to collection of evidence, which is impermissible under

law and finally contended that no grounds are made out by the

defendants for appointment of Commissioner. The plaintiffs,

however, admitted that the defendants filed O.S.No.281 of 2020 for

perpetual injunction and the same is pending before the same

Court. It was specifically averred that the defendants are never in

LNA, J

possession of the suit schedule land in O.S.No.281 of 2020 and

prayed to dismiss the application.

10. The trial Court, based on the aforesaid pleadings of both the

parties, and also the grounds urged by the defendants for

appointment of Commissioner, has allowed the application, vide

order dated 18.04.2024 by relying upon the judgment of this Court

in Tangella Ranga Reddy Vs. Koppula Srinivas Reddy 1, with an

observation that when disputes arise regarding boundaries, extents

and survey numbers, physical verification and on-site measurement

by a Surveyor are deemed necessary. The trial Court also observed

that appointment of Commissioner is not intended to determine

possession of the disputed property. Challenging the said order, the

present Civil Revision Petition is filed by the plaintiffs.

11. Learned counsel for the revision petitioners/plaintiffs

contended that the application filed by the defendants for

appointment of Commissioner in a suit filed by the plaintiffs for

perpetual injunction per se is not impermissible and contrary to

law; and that as the suit is filed by the plaintiffs seeking perpetual

2023(6) ALD 637

LNA, J

injunction, the burden is on them to prove the case. He further

contended that measuring the suit schedule land and fixing the

boundaries amounts to collection of evidence, which is

impermissible under law. He further contended that as a counter-

blast to the present suit, the defendants filed O.S.No.281 of 2020

for perpetual injunction and as such they cannot file and maintain

an application for appointment of Commissioner for measurement

of the suit schedule land in the suit filed by the plaintiffs. Learned

counsel finally contended that viewed from any angle, the

impugned order is erroneous and unsustainable and the same is

liable to be dismissed.

12. Per contra, learned counsel for the respondents/defendants

contended that the latest position of law is that Commissioner can

be appointed even in the suit filed for perpetual injunction and that

there is no bar under law for filing such an application by the

defendants even in a suit filed by the plaintiffs for perpetual

injunction; that the land claimed by the plaintiffs is in Sy.No.10/92

and 10/97, whereas the land claimed by the defendants is in

Sy.No.10/22/AA of the same Village, i.e., Batasingaram Village,

LNA, J

therefore, it is proper and necessary to appoint Advocate-

Commissioner to measure and demarcate the lands being claimed

by the respective parties and also to verify the ground reality,

which shall only aid the trial Court in proper adjudication of the

suit and prayed to dismiss the present Revision Petition.

13. In support of his submissions, learned counsel for the

respondents/plaintiffs relied upon the following judgments:-

(i) Mohd. Taher Quershi and another Vs. Syed Abdul Saleem

Pasha2

(ii) Karre Narsimulu Vs. Gaddamidi Siddaiah and others 3

(iii) V.A.Innova Alloy Steel Tech Pvt Ltd, Hyderabad Vs.

Avinash Daga4

(iv) Haryana Waqf Board Vs. Shanti Sarup and others 5

(v) P.Sreedevi V. IVLN Venkata Lakshmi Narsimha Prasad 6

(vi) M.Yadaiah and another Vs. M.Chilkamma and others7

2020(5) ALD 551 (TS)

2021(2) ALD 687 (TS)

2021(1)ALD 92 (TS)

(2008) 8 SCC 671

2020(6) ALD 99 (TS)(DB) 7 2022(2) ALD 299(TS)

LNA, J

(vii) Yedamakanti Laxma Reddy Vs. Nizam Sugars Limited

(NSL) and another8

14. This Court has bestowed its attention to the submissions

advanced by learned counsel for both the parties and thoroughly

perused the aforesaid judgments relied upon by the Learned

counsel for the respondents/plaintiffs.

15. A perusal of record would disclose that the plaintiffs are

claiming the land in Sy.No.10/22/AA, whereas the defendants are

claiming their land in Sy.Nos.10/92 and 10/97, however, both the

lands are situated in the same Village, i.e., Batasingaram Village,

Abdullapurmet Mandal, Ranga Reddy District. The claim of title of

the plaintiffs is based on purported assignment made in favour of

their father in the year 1964 and subsequent issuance of pattadar

passbook and title deeds in their favour by the Tahsildar,

Abdullapurmet Mandal, whereas the claim of title of the

defendants is based on registered sale deed, dated 30.10.2019. It is

the specific case of the defendants at the time of mutation of name

of their vendor-Sandeep Jain in the revenue records, the Tahsildar,

2023(4) ALD 348 (TS)

LNA, J

Abdullapurmet Mandal, has assigned sub-division number as

Sy.No.10/22/AA. The defendants contended that that they filed

application for survey of land since there is dispute with regard to

location and that the plaintiffs are claiming non-existent land,

however, the Tahsildar despite paying requisite fee could not

survey the land in view of objection raised by the plaintiffs.

16. It is settled principle of law that when there is a dispute with

regard to location and identity of the land, it is always advisable

and appropriate to appoint Commissioner to survey the land with

the help of Assistant Director, Survey and Land Records, to

identify the location of the disputed land by ascertaining the survey

number in which it is situated, which aids or assists the Court for

proper adjudication of the matter.

17. It is apposite to refer to judgment of the Hon'ble Supreme

Court in Haryana Waqf Board's case (cited supra), wherein it is

held that it is appropriate for the Court to direct investigation by

appointing a local Commissioner under Order XXVI Rule 9 CPC

for demarcation of land.

LNA, J

18. A Division Bench of this Court in P.Sreedevi's case (cited

supra), at para -37 of the judgment held as under:-

"When the appellants are claiming land in Sy.No.85/1, a separate sub-division of Survey No.85, and the respondents are claiming land in Sy.No.85/2, a different sub-division in the same survey number, it was incumbent on the part of the Court below to first appoint a Surveyor in I.A.No.620 of 2017 and get first Sy.No.85/1 and Sy.No.85/2 on the ground and the plaint schedule land localized as was sought by the appellants."

19. In M.Yadaiah's case (cited supra), a learned single Judge of

this Court held that appointment of Advocate-Commissioner to

note down the physical features does not amount to facilitating the

party to collect evidence. The Court has got ample power to

discuss and determine the extent to which the Commissioner's

report can be taken up into consideration for coming to a just

conclusion with regard to the merits of the case.

19.1. It was further observed as hereunder:-

"Noting down the physical features that exists at the disputed property themselves does not change the circumstances present therein and the Advocate- Commissioner's report would always aid the Court in

LNA, J

coming at a just conclusion with regard to the presence of a situation that exists at the disputed property. Admittedly, nothing present therein can be changed either through physical verification of the Advocate-Commissioner or by his report. The point that has to be observed here is that any Advocate-Commissioner appointed by any Court of law would execute warrant issued for noting down the physical features of the disputed property, only after issuance of notice to both the parties fixing the date and time of inspection. The Advocate-Commissioner would inspect the disputed property at all times in the presence of the parties to the suit or their authorized representatives including their counsel except in cases, where such parties themselves restrain from making their presence in spite of issuance of notice. Also, law provides and enables the parties to the proceedings to file objections to the Commissioner's report after it is presented to the Court of law on execution of warrant. Such being the case, it cannot be held that only for the purpose of collection of evidence, the petitioners have moved application for appointment of Advocate- Commissioner."

20. In V.A.Innova Alloy Steel Tech. Pvt. Ltd., Hyderabad's case

(cited supra), a learned single Judge of this Court held that there is

no absolute bar on appointment of Advocate-Commissioner in a

LNA, J

suit filed for perpetual injunction as per the provisions of Section

75 or Order XXVI Rule 9 CPC.

21. Applying the ratio laid down by the Hon'ble Supreme Court

in Haryana Waqf Board's case (cited supra) and by a Division

Bench of this Court in P.Sreedevi's case (cited supra), it is always

appropriate to appoint an Advocate-Commissioner for survey of

land when there is a dispute with regard to location and identity of

the disputed land.

22. In the present case, the plaintiffs are contending that the land

claimed by them is in Sy.No.10/22/AA, whereas the defendants

claim the land in Sy.Nos.10/92 and 10/97 of the same Village, i.e.,

Batasingaram Village and therefore, ratio laid down by the Hon'ble

Supreme Court in Haryana Waqf Board's case and a Division

Bench of this Court in P.Sreedevi's case are squarely applicable to

the facts of the present case.

23. In view of the above facts and circumstances of the case

and also in the light of the ratio laid down by the Hon'ble Supreme

Court in Haryana Waqf Board's case (cited supra), which is

squarely applicable to the present case, this Court is of the

LNA, J

considered view that the trial Court rightly allowed the application

filed by the defendants for appointment of Advocate-

Commissioner and this Court do not see any merit in the Revision

Petition warranting interference by this Court in the impugned

order, therefore, the Revision Petition is liable to be dismissed.

24. Accordingly, the Civil Revision Petition is dismissed.

25. Pending miscellaneous applications, if any, shall stand

closed.

_____________________________________ JUSTICE LAXMI NARAYANA ALISHETTY

Date:05.02.2025 dr

 
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