Citation : 2025 Latest Caselaw 1920 Tel
Judgement Date : 10 February, 2025
THE HONOURABLE SMT JUSTICE K. SUJANA
CIVIL REVISION PETITION Nos.887 & 836 OF 2020
COMMON ORDER:
Since the parties and the lis involved in both the
revision petitions are same, they were heard together and
are being disposed of by this common order.
2. CRP.Nos.836 and 887 of 2020 are preferred praying
this Court to set aside the common order dated 13.11.2019
passed in Appeal Nos.F1/02/2015 and F1/11097/2018 by
the Joint Collector, Mahabubnagar District, directing the
concerned Tahsildar to restore the possession of land to an
extent of their share in Sy.No.217 to and extent of Ac.18.00
gts, Sy.No.218 to an extent of Ac.10.38 gts, Sy.No.219 to
an extent of Ac.11.34 gts, Sy.No.257 to an extent of
Ac.14.39 gts, Sy.No.144 to an extent of Ac.2.00 gts,
situated at Choudoor Village, Nawabpet Mandal,
Mahabubnagar District, on the ground of being legal heirs
of Late V. Yadhaih.
SKS,J CRP.Nos.887 & 836 OF 2020
3. The brief facts of the case are that Radhabai was the
original owner of various lands, including Sy.Nos.217, 218,
219, 257, and 144, totaling 57.31 acres. Vale Basappa was
the permanent tenant over the land, and Shaik
Mohinuddin was the agent collecting kaul on behalf of
Radhabai. After the death of Vale Basappa, his two sons,
Vale Yadaiah and Vale Sangaiah, were issued ownership
certificates under Section 38E of the Tenancy Act in 1977
(for short 'the Act') as evidenced by File
No.A10/3129/1977. However, it was alleged that the
tenants were forcibly evicted from the land and were
compelled to leave for Maharashtra to earn a living.
Subsequently, Vale Sangaiah filed an application before the
Tahsildar under Section 32 of Act for restoration of the
property, claiming that he was the sole heir after the death
of Vale Yadaiah. The Tahsildar passed orders in the year
2010, observing that the PT rights were still existing, and
the ownership certificates were issued to Vale Yadaiah and
Vale Sangaiah. Despite this, it was submitted that the
petitioners did not approach the authority for restoration of
possession, and instead, the land was sold to over 20
SKS,J CRP.Nos.887 & 836 OF 2020
people through registered documents from the year 1991
onwards. The revenue records were also updated to reflect
the said transactions. The matter was remanded for fresh
inquiry, and appeals were filed by Vale Sangaiah and the
legal representatives of Vale Yadaiah. Ultimately, the
appeals were dismissed vide common order dated
13.11.2019 on the ground that the petitioners had become
owners of the land, making restoration of possession under
Section 32 of the Act becomes inapplicable.
4. Heard Sri Yogesh Kumar Heroor, learned counsel for
petitioners, and Sri Swaroop Oorilla, learned counsel for
respondents, in both the matters.
5. Learned counsel for petitioners submitted that the
common order under revision passed by the Joint Collector
is replete with errors and infirmities, and that the same is
against the facts of the case, as it fails to take into account
the evidence on record. He contended that the Court of
Joint Collector erred in not considering the provisions of
Sections 38-E and 32(1) of the Andhra Pradesh (Telangana
Area) Tenancy and Agricultural Land Rules, 1950 (for short
SKS,J CRP.Nos.887 & 836 OF 2020
'Rules 1950'), and averred that the said provisions are
crucial in determining the rights of the petitioners, who
claim to be the heirs of Late V. Yadhaih. He asserted that
the petitioners are entitled to restoration of possession, as
they have been dispossessed without following due process,
and by ignoring the provisions of Section 38-E(2), which
empowers the Tahsildar to restore possession to the
protected tenant after issuing a certificate. He lamented
that the bar of jurisdiction under the Act, which prohibits
civil Courts from settling or deciding questions under the
Act was not considered. He divulged that the lands in
question are protected tenancy lands, which cannot be
alienated to third parties without offering them to the
protected tenants.
6. Therefore, while advocating that there is no limitation
period for seeking restoration of possession under the Act,
he prayed this Court to allow the revision petitions, setting
aside the impugned common order dated 13.11.2019 and
to direct restoration possession of the land to the
petitioners on the ground of them being the legal heirs of
Late V. Yadhaih. In support of the said contentions, he
SKS,J CRP.Nos.887 & 836 OF 2020
relied on the judgments rendered by the Hon'ble Supreme
Court, which are as follows:
• In Thota Sridhar Reddy and Others Vs. Mandala
Ramulamma and Others 1:
"Section 38-E contemplates that on grant
of certificate of ownership under Section
38-E, the protected tenants shall be
deemed to be the full owners of such land.
Further, Explanation provided under
Section 38-E(1) provides that if a protected
tenant has been dispossessed otherwise
than in the manner and by the order of
the Tahsildar as provided in Section 32,
then notwithstanding any judgment,
decree or order of any court, or the order
of the Board of Revenue or Tribunal shall
be deemed to be holding the land on the
date of notification. The Tahsildar is under
an obligation to either suo motu or in
furtherance of an application by the
protected tenant, to hold a summary
enquiry and direct taking of land in
possession of the landholder or any other
2021 SCC OnLine SC 851
SKS,J CRP.Nos.887 & 836 OF 2020
person claiming through or under him.
The possession from a protected tenant
can be taken only if the surrender of
tenancy is approved by the Revenue
Divisional Officer. The landowner is liable
to restore possession in terms of Section
46 of the Act if he has failed to cultivate
the land personally within one year.
Therefore, there is an embargo on the
surrender of tenancy rights by protected
tenant and even if the tenancy is
terminated, the landholder is personally
liable to restore possession to the tenant,
if he fails to cultivate the land within one
year of termination of tenancy.
The order of the learned Single Bench
in Jupudi Bhushanam [Jupudi
Bhushanam v. Collector, Khammam, 1996
SCC OnLine AP 941] is to the effect that
once certificate under Section 38-E is
granted, and subsequently he has been
dispossessed, he has the right to seek
remedy from the civil court. The High
Court has failed to notice that the
Explanation in sub-section (1) of Section
SKS,J CRP.Nos.887 & 836 OF 2020
38-E of the Tenancy Act specifically
provides that if a protected tenant, on
account of his being dispossessed
otherwise than in the manner and by
order of the Tahsildar as provided in
Section 32, is not in possession of the land
on the date of the notification issued
under sub-section (1), then, the Tahsildar
shall notwithstanding anything contained
in the said Section 32, either suo motu or
on the application of the protected tenant
hold a summary enquiry, and direct that
such land in possession of the landholder
or any person claiming through or under
him in that area, shall be taken from such
possession thereof and shall be restored to
the protected tenant."
• B.Bal Reddy Vs. Teegala Narayan Reddy and
Others 2:
"It is well settled that the interest of a
protected tenant continues to be operative
and subsisting so long as "protected
tenancy" is not validly terminated. Even if
such protected tenant has lost possession
2016 15 SCC 102
SKS,J CRP.Nos.887 & 836 OF 2020
of the land in question, that by itself does
not terminate the "protected tenancy". The
observations of the Full Bench of the
Andhra Pradesh High Court in Sada
case [Sada v. Tehsildar, AIR 1988 AP 77 :
(1987) 2 An LT 749 : 1987 SCC OnLine AP
187] which were quoted with approval by
this Court in Boddam Narsimha v. Hasan
Ali Khan [Boddam Narsimha v. Hasan Ali
Khan, (2007) 11 SCC 410] are quite
eloquent: (Sada case [Sada v. Tehsildar,
AIR 1988 AP 77 : (1987) 2 An LT 749 :
1987 SCC OnLine AP 187] , SCC OnLine
AP para 44)
"44. In our view, this contention is not
correct. If a protected tenant is already in
physical possession on the date of
notification there is no problem at all. If
proceedings under Sections 19, 32 or 44
are pending, the date of vesting gets itself
postponed. If the "protected tenancy"
stood validly terminated by the date of
notification under Sections 19, 32 or 44,
in that case, no certificate at all can be
issued. But, as long as a
SKS,J CRP.Nos.887 & 836 OF 2020
person continued to be a "protected
tenant" either under Sections 34, 37 or
37-A, as per the Act and has not lost that
status, whether he is in actual possession
or not on the date of notification, and is
also to be "deemed" to be in possession
under the first part of the Explanation
subject to Section 32(7) and the proviso to
Section 38-E(1), the ownership stands
transferred straightaway to such protected
tenant by the very force of Section 38-E(1).
Further, Section 38-E(2) read with the
Andhra Pradesh (Telangana Area)
Protected Tenants (Transfer of Ownership
of Lands) Rules, 1973 contemplates a full-
fledged inquiry after notice to the
landholders or after hearing objections of
any other interested person (vide Rules 4
and 5). Once a certificate is issued, the
same is, under Section 38-E(2),
"conclusive evidence" of the ownership of
the protected tenant, and cannot be
defeated by the result of any inquiry under
second part of the Explanation to Section
38-E. Another reason for this view is that
SKS,J CRP.Nos.887 & 836 OF 2020
the inquiry under Section 38-E(2) read
with the 1973 Rules referred to above, is
to be done by the Tribunal (the Revenue
Divisional Officer) and obviously his
decision to grant the ownership certificate
will not and cannot be jeopardised by the
result of any inquiry by a subordinate
official like the Tahsildar, who deals with
the granting of possession to a "protected
tenant"."
(emphasis supplied)
It is not the case of the appellants that the
protected tenancy of Teegala Shivaiah was
terminated in a manner known to law. In
the absence of such valid termination of
"protected tenancy", the interest of such
protected tenant continued to be operative
and subsisting in law and could devolve
on his legal heirs and representatives who
could then claim restoration of possession.
As laid down in Sada
case [Sada v. Tehsildar, AIR 1988 AP 77 :
(1987) 2 An LT 749 : 1987 SCC OnLine AP
187] even if the protected tenant had lost
possession, without there being valid
SKS,J CRP.Nos.887 & 836 OF 2020
termination of his status as a protected
tenant, he would still be entitled to all
incidents of protection under the Act. In
the aforesaid premises, the view taken by
the High Court in allowing civil revision
petitions in favour of the respondents
herein was perfectly right and justified."
• Edukanti Kistamma Vs. S.Venkatreddy 3
"The certificate issued under Section 38-
E(2) shall be conclusive evidence of the
protected tenant having become the owner
of the land with effect from the date of the
certificate, as against the landholder and
all other persons having any interest
therein. In case the protected tenant is not
in possession of the land, he has a right to
restoration of the possession of the said
land through the Tahsildar. The protected
tenant cannot be dispossessed illegally by
the landlord or anybody else. If so
dispossessed, he has a right to restoration
of the possession. He can be dispossessed
only by taking recourse to the procedure
2010 1 SCC 756
SKS,J CRP.Nos.887 & 836 OF 2020
prescribed under Section 32 of the 1950
Act.
The 1950 Act being the beneficial legislation requires interpretation to
advance social and economic justice and
enforce the constitutional directives and
not to deprive a person of his right to
property. The statutory provisions should
not be construed in favour of such
deprivation. Interpretation of a beneficial
legislation with a narrow pedantic
approach is not justified. In case there is
any doubt, the court should interpret a
beneficial legislation in favour of the
beneficiaries and not otherwise as it would
be against the legislative intent. For the
purpose of interpretation of a statute, the
Act is to be read in its entirety. The
purport and object of the Act must be
given its full effect by applying the
principles of purposive construction. The
court must be strong against any
construction which tends to reduce a
statute's utility. The provisions of the
statute must be construed so as to make it
SKS,J CRP.Nos.887 & 836 OF 2020
effective and operative and to further the
ends of justice and not to frustrate the
same. The court has the duty to construe
the statute to promote the object of the
statute and serve the purpose for which it
has been enacted and should not efface its
very purpose. (Vide S.P. Jain v. Krishna
Mohan Gupta [(1987) 1 SCC 191 : AIR
1987 SC 222] , RBI v. Peerless General
Finance and Investment Co. Ltd. [(1987) 1
SCC 424 : AIR 1987 SC 1023] , Haryana
SEB v. Suresh [(1999) 3 SCC 601 : 1999
SCC (L&S) 765 : AIR 1999 SC 1160]
, Gayatri Devi Pansari v. State of
Orissa [(2000) 4 SCC 221 : AIR 2000 SC
1531] , High Court of Gujarat v. Gujarat
Kishan Mazdoor Panchayat [(2003) 4 SCC
712 : 2003 SCC (L&S) 565 : AIR 2003 SC
1201] , Indian Handicrafts
Emporium v. Union of India [(2003) 7 SCC
589 : AIR 2003 SC 3240] , Ashok Leyland
Ltd. v. State of T.N. [(2004) 3 SCC 1]
, Ameer Trading Corpn. Ltd. v. Shapoorji
Data Processing Ltd. [(2004) 1 SCC 702 :
AIR 2004 SC 355] , Deepal Girishbhai
SKS,J CRP.Nos.887 & 836 OF 2020
Soni v. United Insurance Co. Ltd. [(2004) 5
SCC 385 : 2004 SCC (Cri) 1623 : AIR 2004
SC 2107] , Maruti Udyog Ltd. v. Ram
Lal [(2005) 2 SCC 638 : 2005 SCC (L&S)
308 : AIR 2005 SC 851] , Oriental
Insurance Co. Ltd. v. Brij Mohan [(2007) 7
SCC 56 : (2007) 3 SCC (Cri) 304 : AIR
2007 SC 1971] and Karnataka State
Financial Corpn. v. N.
Narasimahaiah [(2008) 5 SCC 176 : AIR
2008 SC 1797] .)
There can be no doubt that once a
protected tenant gets a certificate of
ownership under Section 38-E(2) of the
1950 Act, he has a right to apply for
restoration of possession to him if he has
been dispossessed. The protected tenant
has a right to ask for summary eviction of
a trespasser."
• Y.Chandraiah @ Y.Chandra Reddy Vs.
Commissioner of Police, Cyberabad, Rangareddy
District and Others 4 :
"It requires to be noticed that in P. Anil
Kumar v. The Joint Collector, Rangareddy
2006 SCC OnLine AP 1148
SKS,J CRP.Nos.887 & 836 OF 2020
District at Hyderabad, 1988 (2) ALT 583, a
Division Bench of this Court considering
the scope of Sections 32 and 40 of the Act
held that the power of the Tahsildar under
Section 32 is vast and inclusive, not
merely preventive or prohibitive and
extends to restoring his lost possession
including by granting interim injunction in
favour of the protected tenant. The
Division Bench further held that the civil
Court has no jurisdiction in this matter."
• Dharvath Kotia and Others Vs. Joint Collector,
and Additional District Magistrate, Khammam
District and Others 5:
"From a bare reading of the above, it is
obvious that two aspects are relevant for
the purpose of answering the present
reference. Firstly, under Section 29(2) of
the Limitation Act, 1963 there is no
provision making Articles 65 and Section
27 thereof, applicable to special laws, -- in
the instant case, the special law is the
Act. Secondly, the right of a protected
tenant to recover possession of land is
2006 SCC OnLine AP 58
SKS,J CRP.Nos.887 & 836 OF 2020
uninhibited by any principle of adverse
possession. 'Adverse possession' is a
concept, which otherwise deals with the
aspect of limitation."
• Sada Vs. Tahsildar, Uthnoor, Adilabad 6:
"Now the new proviso to S. 38-E(2) was
introduced by Act 2/1979 to get round the
difficulty created by the judgment
in Narsaiah's case (1), There, it was held,
that once the protected tenant has become
owner, there is no machinery in the Act
enabling him to obtain possession. It was
pointed out that the provision in the latter
part of the Explanation to S. 38 E (1)
enabling a 'protected tenant' to obtain
possession through the Tahsildar was not
applicable to the case of an application by
an owner, even if it be a case of a
protected tenant becoming an owner.
In our view, the Legislature wanted to fill
up the difficulty created by Narsaiah's
case when it added the new proviso to S.
38-E(2) enabling the Tahsildar to restore
AIR 1988 AP 77
SKS,J CRP.Nos.887 & 836 OF 2020
possession to a former protected tenant
who had become the owner.
It is, however, argued that this
amendment is prospective from 11-1-1979
and that the benefit of restoration of
possession through the Tahsildar is
available only to those protected tenants
who have been given ownership
certificates after 11-1-1979. In our view,
this is not correct. It was, in our view, nor
the Intention of the legislature that these
protected tenants who obtained ownership
certificates before 11-1-1979 should go to
the Civil Court and those obtained
certificates after 11-1-1979 should go to
the Tahsildar. The intention of the
Legislature was to benefit all cases,
whether the ownership certificates were
issued before or after Act 2/79. As already
stated, the actual date of issuance of the
ownership certificate has, no bearing on
the statutory transfer of ownership under
Sec, 38-E(1) with effect from the date of
notification for the certificate dates back to
SKS,J CRP.Nos.887 & 836 OF 2020
the date of the notification under Sec. 38-
E(1).
It is then argued that the words "the
ownership has been transferred" in the
new proviso to S. 38-E(2) show that the
amendment does not apply to cases where
the ownership certificate has been issued
before 11-1-1979. This interpretation is
not correct. We fully endorse the reasons
given in Chennaiah's case to say that
these words cannot be given such a
restricted meaning. Point No. 4 is decided
accordingly."
• Potta Nagabhushanam and Others Vs. Revenue
Divisional Officer, Kothagudem, Khammam
District and Others 7:
"To sum up, under the scheme of the Act,
a protected tenant is entitled to be
declared as owner of the land. When he is
not in possession, notwithstanding any
judgment, decree or order of any Court or
any Revenue Tribunal, the law presumes
the protected tenant to be in possession of
the land and when once a certificate is
MANU/AP/0746/2000
SKS,J CRP.Nos.887 & 836 OF 2020
issued under Section 38-E of the Act, it
shall be lawful for the Tahsildar to restore
physical possession to the protected
tenant (holder of the certificate), as, such
certificate holder is entitled to possession
of the land covered by the certificate. In
this background, Section 32 may be
examined."
7. Learned counsel for respondents vehemently opposed
the submissions made by learned counsel for petitioners
and submitted that the respondents are not in illegal
possession of the petition lands, as the original landholder,
Smt. Radha Bai, sold the lands to Mohd Khaja Saib prior to
1954 through a registered sale deed. He lamented that the
contention of revision petitioners that they were in
possession of the lands as on the date of issuance of the
Section 38-E Certificate is incorrect, and stated that as a
matter of fact, the protected tenant, V. Basappa, died 40
years ago, and his sons, V. Sangaiah and V. Yadaiah, were
in possession of the lands. He divulged that the
respondents purchased the subject lands through
registered sale deeds and have been in possession of the
SKS,J CRP.Nos.887 & 836 OF 2020
subject lands as absolute owners since the date of
purchase.
8. Learned counsel for respondents incessantly
contended that the revision petitioners were aware of the
said purchases but kept quiet for over 37 years without
claiming any right over the lands. He further contended
that the contention of revision petitioners with regard to
restoration of possession is barred by limitation, as they
failed to avail the remedies provided to them by the statute
within a reasonable period of time.
9. While praying this Court to dismiss the revision
petitions, in support of the said contentions, learned
counsel for respondents, relied on the following judgments:
• Joint Collector Ranga Reddy District and Another
Vs. D.Narsing Rao and others 8
"No time-limit is prescribed in the above
section for the exercise of suo motu power
but the question is as to whether the suo
motu power could be exercised after a
2015(2)ALT (SC) 1
SKS,J CRP.Nos.887 & 836 OF 2020
period of 50 years. The Government as
early as in the year 1991 passed an order
reserving 477 acres of land in Survey Nos.
36 and 37 of Gopanpally Village for house
sites to the government employees. In
other words, the Government had every
occasion to verify the revenue entries
pertaining to the said lands while passing
the Government Order dated 24-9-1991
but no exception was taken to the entries
found. Further the respondents herein
filed Writ Petition No. 21719 of 1997
challenging the Government Order dated
24-9-1991 and even at that point of time
no action was initiated pertaining to the
entries in the said survey numbers.
Thereafter, the purchasers of land from
Respondents 1 and 2 herein filed a civil
suit in OS No. 12 of 2001 on the file of the
Additional District Judge, Ranga Reddy
District praying for a declaration that they
were lawful owners and possessors of
certain plots of land in Survey No. 36, and
after contest, the suit was decreed and
said decree is allowed to become final. By
SKS,J CRP.Nos.887 & 836 OF 2020
the impugned notice dated 31-12-2004 the
suo motu revision power under Section
166-B referred to above is sought to be
exercised after five decades and if it is
allowed to do so it would lead to
anomalous position leading to uncertainty
and complications seriously affecting the
rights of the parties over immovable
properties.
In the light of what is stated above we are
of the view that the Division Bench
[Collector v. D. Narasing Rao, 2010 SCC
OnLine AP 406 : (2010) 6 ALD 748] of the
High Court was right in affirming the view
of the learned Single Judge of the High
Court that the suo motu revision
undertaken after a long lapse of time, even
in the absence of any period of limitation
was arbitrary and opposed to the concept
of rule of law."
SKS,J CRP.Nos.887 & 836 OF 2020
• Ithagani Lachaiah and others Vs. Joint Collector
and Additional District Magistrate, Nalgonda and
Others 9
"In the several decisions relied upon by
the learned counsel for the petitioners,
uniformly it is held that whenever there is
inordinate delay in invoking the provisions
of a statute, an application should be
rejected on that ground alone. Principle
reiterated from time and again that even if
no time limit is prescribed in the statute
for exercise of power, such power has to
be exercised within reasonable time and
what is reasonable time depends on the
facts of each case. In the cases discussed
above, the delay in filing an application for
suo moto exercise of power ranged
between five years in one case to 12 to 15
years in another case and delay of 20
years and more in other cases. The
Supreme Court held it is unreasonable to
exercise power in such cases."
2015(4) ALD 490
SKS,J CRP.Nos.887 & 836 OF 2020
• Chinnaboini Narsaiah Vs. Tahsildar 10
"If was lastly contended by the learned
counsel for the appellants that the power
to restore possession to a protected tenant
out of possession can be exercised by the
Tahsildar under the explanation to sub-
sec. (1) of Sec. 38-E of the Act only when
the protected tenant is dispossessed. The
contention is that there may be cases of
surrender of possession or voluntary
abandonment of possession by the
protected tenant and in such events
possession cannot be restored to the
protected tenant. The express language of
the Explanation itself is that possession
can be restored by a summary enquiry in
favour of a tenant who is dispossessed.
Obviously, that power cannot be exercised
in favour of a tenant or protected tenant
who voluntarily surrenders his possession
or who has abandoned the possession.
The question whether a protected tenant
was dispossessed or abandoned
possession voluntarily is, however, a
1978 (2) (hc)
SKS,J CRP.Nos.887 & 836 OF 2020
question of fact. Suffice it to say, that the
restoration of possession could only be in
favour of a protected tenant who is
dispossessed in contravention of Sec. 32 of
the Act and not one who has surrendered
or abandoned possession.
It can also be noted that the notices
issued by the patwari purporting to be in
possession of an order of the Tahsildar are
one to which the appellants-petitioners
were not parties. In the view of the matter
we have taken, any order of dispossession
by the Tahsildar subsequent to the Issue
of ownership certificate is not only illegal
and invalid, but is also not an order under
the provisions of the Act. It cannot be said
that the writ petitions are not
maintainable on the ground that
alternative remedies of appeal are
available to the petitioners. The question
that the petitions are not maintainable
was not also seriously canvassed before us
by the respondents. Even otherwise, we
hold that the writ petitions are
maintainable. For the aforesaid reasons,
SKS,J CRP.Nos.887 & 836 OF 2020
we hold that the impugned notices issued
by the patwari and also the ownership
certificate issued by the 2nd respondent in
favour of the protected tenants without
notice to the petitioners (persons in
possession) and the restoration of
possession having not preceded the issue
of ownership certificate, are illegal. Thus,
writs of mandamus would issue
restraining the respondents from
disturbing the possession of the
appellants-petitioners. This would not
preclude the authorities under the Act
from taking fresh proceedings after due
notice to the petitioners to consider
whether respondents 4 to 7 or 4 to 9 in
the other case are entitled to recover
possession and the further question
whether they are entitled to the ownership
certificates. The appellants-petitioners
would be at liberty to raise all objections
including the objection as to the rights of
the protected tenants for restoration of
possession on the ground of
extinguishment of their right."
SKS,J CRP.Nos.887 & 836 OF 2020
• Jupudi Bhushanam Vs. Joint Collector,
Khammam and Others 11 and Ramulu and Others
Vs. Sumitra Bai12.
10. Having regard to the rival submissions made and on
going through the material placed on record, it is noted
that the only question to be decided in these revision
petitions is whether the Tahsildar is competent to restore
the possession after granting Section 38-E Certificate.
Subsequently, the petitioners were dispossessed from the
PT lands. The contention of learned counsel for petitioner is
that the judgment relied upon by the learned counsel for
respondent in the case of Ramulu (supra 12) is not
applicable to the facts of the case on hand and that basing
on the judgment rendered in the case of Sada (supra 6) the
petitioners are entitled for the relief as prayed for.
1996 SCC OnLine AP 941
2013 (1) ALD 215
SKS,J CRP.Nos.887 & 836 OF 2020
11. Considering the averments of the case, at this stage,
it is pertinent to note that in the case of V.Ramaswamy Vs.
State of Telangana 13 this Court observed that the proviso
to Secion 38-E (2) entitles a protected tenant even after he
obtained a certificate under Section 38E to seek restoration
of possession, and the legislature never intended to put any
limitation/time limit for the same by linking the date of
issuance of ownership certificate to the date when the
application for restoration of possession was sought under
the said provision. Thus the concept of laches/delay has no
application at all having regard to the beneficial legislation
intended to protect tenants and their successors.
12. Further, in the case of Thota Sridhar (supra) the
Hon'ble Supreme Court held that the order of the learned
Single Bench in Jupudi Bhushanam [Jupudi Bhushanam v.
Collector, Khammam, 1996 SCC OnLine AP 941] is to the effect that
once certificate under Section 38-E is granted, and
subsequently he has been dispossessed, he has the right to
seek remedy from the civil court. The High Court has failed
to notice that the Explanation in sub-section (1) of Section
MANU/TL/0702/2021
SKS,J CRP.Nos.887 & 836 OF 2020
38-E of the Tenancy Act specifically provides that if a
protected tenant, on account of his being dispossessed
otherwise than in the manner and by order of the Tahsildar
as provided in Section 32, is not in possession of the land
on the date of the notification issued under sub-section (1),
then, the Tahsildar shall notwithstanding anything
contained in the said Section 32, either suo motu or on the
application of the protected tenant hold a summary
enquiry, and direct that such land in possession of the
landholder or any person claiming through or under him in
that area, shall be taken from such possession thereof and
shall be restored to the protected tenant. That in the
judgment of Kasa Muthanna [Kasa Muthanna v. Sunke Rajanna,
2015 SCC OnLine Hyd 592], the plaintiff was relying upon a
certificate under Section 38 of the Act whereas the
defendant was relying upon a sale which was void in terms
of Section 38 of the Act. The High Court was examining in
second appeal filed by the defendant, when the certificate
under Section 38-E was granted to the plaintiff or their
predecessors. In the aforesaid case, a certificate issued
under Section 38-E had become final and binding for not
SKS,J CRP.Nos.887 & 836 OF 2020
being challenged as per the procedure established by law.
The Court held that the revenue entries made ignoring the
Section 38-E certificate are illegal and that when once the
title is established and the defendants had failed to prove
adverse possession or any other right to remain in
possession, the plaintiffs are entitled to the relief of
recovery possession.
13. Looking at the other sphere, in the judgment
rendered by this Court in Ithagani Lachaiah (supra 9) it
was uniformly held that an application should be rejected
due to inordinate delay in invoking the provisions of a
statute. This principle is rooted in the concept of laches,
which dictates that a party seeking relief must do so within
a reasonable time. The Courts have consistently
emphasized that delay can be a bar to relief, even in the
absence of a specific time limit prescribed by the statute.
The principle consistently reiterated is that even in the
absence of a prescribed time limit in the statute, the power
must be exercised within a reasonable time, which is
determined on a case-by-case basis. This means that the
Courts will consider the specific circumstances of each
SKS,J CRP.Nos.887 & 836 OF 2020
case, including the length of the delay, the reasons for the
delay, and the potential prejudice to the other party. In the
cited cases thereof, the delay in filing an application ranged
from 5 years in one case, to 12 to 15 years in another case,
and up to 20 years and more in other cases. The Hon'ble
Supreme Court deemed these delays unreasonable, leading
to the rejection of the applications. The Court held that
such inordinate delays are not justified and can lead to
serious prejudice to the other party. By rejecting the
applications, the Court emphasized the importance of
exercising statutory powers within a reasonable time to
ensure that justice is served and the rights of all parties are
protected.
14. In addition, in the case of Joint Collector Ranga
Reddy District (supra 8) it was summarized that delayed
exercise of revisional jurisdiction is discouraged because it
can lead to avoidable and endless uncertainty in human
affairs. If actions or transactions were to remain forever
open to challenge, it would undermine the rule of law. Even
in the absence of a prescribed limitation period, intervening
delays can result in the creation of third-party rights,
SKS,J CRP.Nos.887 & 836 OF 2020
which cannot be disregarded by a belated exercise of
discretionary power, especially when no valid explanation
for the delay is provided. The rule of law must align with
the rule of life. Even in cases involving fraudulent orders,
the exercise of revisional power must occur within a
reasonable period after the discovery of the fraud. Mere
allegations of fraud do not indefinitely extend the time for
correction. Failure to exercise revisional power within a
reasonable timeframe would itself be tantamount to a fraud
on the statute that vests such power in an authority.
15. For the sake of convenience, paragraph Nos.9 to 10
of the judgment rendered in the case of Ramulu (supra 12)
are extracted below:
"9. However, the question that remains to be
considered is, whether on the facts of this case, the
petitioners are entitled to restoration of possession.
In Paragraph 5 of the written statement filed in OS
No.16 of 1978, the petitioners averred as under:
"That as regards the Para 4 of the
plaint it is submitted that the
R.D.O., Vikarabad has rightly
SKS,J CRP.Nos.887 & 836 OF 2020
issued ownership certificate under
Section 38E in favour of the
defendants and so the allegation
and statement made in the para
are false and so denied. It is
submitted that the defendants are
in actual possession and
enjoyment of the suit land,
therefore the suit for injunction is
not maintainable as the plaintiff is
not in possession of the suit land
on the date of filing the suit and
also prior and after. D2 to D6 were
dispossessed in 1977 and so D2 to
D6 were not in possession of the
suit land again by R.1. under
panchanama on 6.6.1978. Since
then the defendants are in
possession and enjoyment of the
suit land."
From the above-mentioned averments, it is clear that
after the grant of Section 38E certificate, the
petitioners' possession was restored by the Revenue
Inspector under panchanama on 6.6.1978. In my
opinion, once the tenants, in whose favour ownership
SKS,J CRP.Nos.887 & 836 OF 2020
certificate has been issued under Section 38E of the
Act, have been put in possession of the property, they
cannot approach the Tahsildar again and again for
restoration of possession whenever they are
dispossessed for, they no longer continue to be under
protection of the provisions of theAct as they have
evolved into full-fledged pe owners with the issuance
of the ownership certificate under Section 38E of the
Act. If they are subsequently dispossessed, they can
only approach the competent civil Court by way of a
suit. This view of mine is fortified by the judgment of
this Court in Jupudi Bhushanam v. Joint Collector,
Khammam and others, 1997 (1) ALD 440 1997 (1)
ALT 627.
10. In the light of the above discussion, I am in
agreement with the conclusion arrived at by the
learned Joint Collector in the impugned order though
for different reasons. The petitioners having become
owners of the property are entitled to seek restoration
of their possession as owners thereof through a civil
Court. Accordingly, while holding that the petitioners
are the owners of the property to the extent of
Ac.1.34 ½ guntas, they are permitted to file a civil
suit for recovery of their possession, in accordance
with law."
SKS,J CRP.Nos.887 & 836 OF 2020
16. In the case of Chinnaboini Narsaiah (supra 10) it
was categorically observed that the power of Tahsildar to
restore possession to a protected tenant under Section 38-
E of the Act is limited to cases where the tenant is
dispossessed, not where they voluntarily surrender or
abandon possession. The court held that restoration of
possession can only be in favor of a protected tenant
dispossessed in contravention of Section 32 of the Act. The
notices issued by the patwari and the ownership certificate
issued by the 2nd respondent without notice to the
petitioners were deemed illegal. Consequently, writs of
mandamus were issued, restraining the respondents from
disturbing the petitioners' possession. However, this did
not preclude the authorities from taking fresh proceedings
after due notice to consider the respondents' entitlement to
recover possession and ownership certificates, allowing the
appellants-petitioners to raise objections, including the
extinguishment of the protected tenants' rights.
17. Reverting to the case on hand, the learned counsel
for respondents opposes the plea of learned counsel for
SKS,J CRP.Nos.887 & 836 OF 2020
petitioners, on two main grounds, one is the ground of
delay as there is inordinate delay of 37 years and the other
is that once the protected tenant has become owner and
possession is delivered to him, after dispossession of the
protected tenant, the said possession cannot be restored by
the Tahsildar and that he has to approach competent civil
Court for the same.
18. With regard to the said objections, learned counsel
for petitioners had mainly relied on the judgment rendered
by the Hon'ble Supreme Court in the case of Thota Sridhar
(supra) whereunder, it was observed that the certificate
issued under Section 38-E(2) shall be conclusive evidence
of the protected tenant having become the owner of the
land with effect from the date of the certificate, as against
the landholder and all other persons having any interest
therein. In case the protected tenant is not in possession of
the land, he has a right to restoration of the possession of
the said land through the Tahsildar. The protected tenant
cannot be dispossessed illegally by the landlord or anybody
else. If so dispossessed, he has a right to restoration of the
possession. He can be dispossessed only by taking recourse
SKS,J CRP.Nos.887 & 836 OF 2020
to the procedure prescribed under Section 32 of the 1950
Act.
19. On going through the judgment rendered in Thota
Sridhar (supra) it can be said that it is a well-established
principle of law that a protected tenant's rights of
ownership under Section 38-E of the Act are not automatic,
but rather are contingent upon fulfilling specific
requirements. Firstly, a certificate of ownership must be
issued to the protected tenant, which serves as proof of
their ownership rights. Secondly, the protected tenant must
pay the determined amount to the landowner, which
represents the consideration for the transfer of ownership.
Failure to obtain a certificate of ownership, produce a deed
of lease, or pay the determined price can result in the
annulment of ownership. This is because the protected
tenant has not fulfilled the necessary conditions for
acquiring ownership rights. In cases where a protected
tenant or their successors are dispossessed from the land,
they can seek relief under Section 32 of the Act. This
provision allows them to file an application before the
Tahsildar for recovery of possession. However, it is
SKS,J CRP.Nos.887 & 836 OF 2020
essential that they pursue this remedy in a timely manner,
as delay or failure to do so can result in the loss of their
rights. Moreover, if the land is subsequently acquired or
third-party rights are created, the protected tenant's rights
may be extinguished. Therefore, it is crucial for protected
tenants to be diligent in pursuing their rights and remedies
under the Tenancy Act to avoid losing their ownership
rights.
20. That being so, on reverting to the facts of the case on
hand, it is pertinent to note that according to petitioners,
after the death of their father, they were granted protected
tenancy but they left village and settled in other places for
about forty years and by that time the land holder sold the
properties to others.
21. The specific contention of revision petitioners is that
they are in possession of subject lands as on the date of
grant of Section 38E certificate and that as a matter of fact,
late V. Yadhaih filed petition before the RDO praying to
grant stay order to protect their rights and also a vacate
petition was filed in this regard when Shaik Moinuddin
SKS,J CRP.Nos.887 & 836 OF 2020
obtained stay. The said fact would clearly brief that it is the
specific stand of protected tenants that they were allegedly
dispossessed from the lands, subsequent to grant of
Section 38E Certificate and as on the date of grant of
Section 38E Certificate, they were in possession of property
which shows that they were in possession of the property
and Section 38E Certificate was granted.
22. In other words, the factual matrix of the cases on
hand does not revolve around dispossession of parties.
Originally, when certificate under Section 38E was granted,
the possession was delivered to PT, but it is the case of
petitioners that subsequently the landlord sold the
properties to others. On the contrary, it is the specific
stand of learned counsel for respondents that in the year
1933 itself the properties were sold to Radhabai and Shaik
Mohinuddin.
23. On going through the impugned common order, it is
seen that despite being aware of the sale, petitioners waited
over 37 years to assert their rights over the land and the
Appellants' entitlement to possession was rejected on the
SKS,J CRP.Nos.887 & 836 OF 2020
ground that the Tahsildar has no power to grant
possession to them, as they were dispossessed subsequent
to the issuance of the Section 38-E certificate.
24. Keeping in mind the factual matrix and having
considered the legal position as stated above, it is noted
that in these cases the primary point to be decided is
whether the Tahsildar is having power to restore the
possession after dispossession of the protected tenants
from the land. At this stage, it is pertinent to note the legal
position of Section 32 of the Act. Section 32 of the Act
provides a framework for protected tenants to seek
restoration of possession. This provision allows tenants to
apply to the Tahsildar for possession, ensuring that
landlords cannot obtain possession without following the
due process of law. The Tahsildar is required to conduct an
inquiry and pass an order that is deemed fit. This process
ensures that the rights of both the tenant and the landlord
are protected. However, in the present case, the protected
tenant's application for restoration of possession was made
after a significant delay. Further, in these cases,
admittedly, the possession was delivered to the protected
SKS,J CRP.Nos.887 & 836 OF 2020
tenant after issuance of 38E certificate and the same is
mentioned in the counter filed by the respondent when the
landlord challenged the Section 38E proceedings. Once the
Section 38E certificate was issued and possession was
delivered, he is no more the protected tenant and he is the
owner. Further, when he is not the tenant of the land, there
is no question of applying the tenancy laws. Therefore, the
Tahsildar, is not having the power to deal with the matter
as the same does not come under the tenancy laws.
25. To be precise, the evidence on record indicates that
Shaik Mohluddin preferred an appeal,
File No.B7/194/1977, before the Joint Collector of
Mahabubnagar. The appeal challenged the legitimacy of the
Section 38-E Certificate granted to the petitioner and his
brother, V. Yadaiah. This certificate was issued through
File No. K/3129/1977. In response to this appeal, the
petitioner and his brother took proactive measures to
protect their interests. On December 30, 1977, they filed a
Caveat Petition before the District Revenue Officer of
Mahabubnagar. This petition was submitted through their
advocate, Sri R. Ramesh Rao. As part of their Caveat
SKS,J CRP.Nos.887 & 836 OF 2020
Petition, the brother of petitioner also provided a sworn
affidavit, and in the said affidavit, he attested that the
Revenue Divisional Officer had indeed granted the Section
38-E Certificate to them through File No. K/3129/1977.
Furthermore, the petitioner and his brother filed a
comprehensive counter on June 26, 1978. In the said
counter, the petitioner and his brother emphasized that
they had been rightfully granted the Section 38-E
Certificate by the Revenue Divisional Officer. Moreover,
they even asserted that they were in possession of the
lands in question and had been so for a considerable
period. The said counter cautioned that if a stay were
granted on the Section 38-E Certificate, it would empower
the appellant, Shaik Mohiuddin, to interfere with their
rightful possession of the lands. Therefore, it can be
observed that the said material shows that revision
petitioners were in possession after grant of Section 38E
certificate according to their counter itself. As such, the
contention of learned counsel for revision petitioners, the
revision petitioners were not given the possession and the
SKS,J CRP.Nos.887 & 836 OF 2020
same is against their own pleadings in the counter filed in
File No. K/3129/1977.
26. At this stage, it is imperative to note that the Hon'ble
Supreme Court in the case of Jupudi (supra 11) in
paragraph No.6 held as under:
"6. I am unable to agree to the submission. Once
Section 38(E)Certificate is issued, the protected
tenant becomes the owner. For any subsequent
dispossession he has to resort to the Civil Court. He
cannot rely upon the provisions of the Tenancy Act.
The facts of the Full Bench judgment are quite
different and this case is distinguishable on facts.
The lower Tribunals held concurrently against the
petitioner on this aspect. I do not want to interfere
with the order of the Collector."
27. Further, in the case of Ramulu (supra 12) it was
observed that "the petitioners having become owners of the
property are entitled to seek restoration of their possession
as owners thereof through a civil Court". That being so, it
can be noted that the Tahsildar has no right once the
possession and Section 38E Certificate is granted to the
SKS,J CRP.Nos.887 & 836 OF 2020
protected tenants as they are no more protected tenants as
consequence of the same. Therefore, the tenancy law
cannot be applicable and the bar under Section 99 of the
Act, in any manner, does not come in the way, to approach
the civil Court.
28. Having regard to the judgments noted above and on
meticulously considering the factual backdrop of the cases
on hand, this Court is of the firm view that both the Courts
below have rightly observed that the Tahsildar has no right
to entertain such petitions and that the petitioners have to
approach the competent Civil Court. There are no merits in
these Revision Petitions and the same are liable to be
dismissed. There shall be no order as to costs.
Miscellaneous applications, if any pending, shall also
stand closed.
_______________ K. SUJANA, J
Date:10.02.2025 PT
SKS,J CRP.Nos.887 & 836 OF 2020
THE HONOURABLE SMT JUSTICE K. SUJANA
P.D COMMON ORDER IN CIVIL REVISION PETITION Nos.887 & 836 OF 2020
Date:10.02.2025 PT
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!