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

Smt.Gunda Saralamma Died Per Lr Gunda vs The State Of Telangana
2025 Latest Caselaw 1015 Tel

Citation : 2025 Latest Caselaw 1015 Tel
Judgement Date : 10 January, 2025

Telangana High Court

Smt.Gunda Saralamma Died Per Lr Gunda vs The State Of Telangana on 10 January, 2025

                                  1
                                                                  SK,J
                                        W.P.Nos.4951 and 24536 of 2015


     IN THE HIGH COURT FOR THE STATE OF TELANGANA AT HYDERABAD
                                *****
         WRIT PETITION Nos.4951 and 24536 of 2015

W.P.No.4951 of 2015

Between:

Smt Gunda Saralamma died per LR Gunda Chandrasekhar.
                                               ...Petitioner
AND
The State of Telangana, rep. by its Principal Secretary for Revenue,
Secretariat, Hyderabad and others
                                                     ...Respondents


COMMON JUDGMENT PRONOUNCED ON: 10.01.2025
SUBMITTED FOR APPROVAL:

              THE HON'BLE SRI JUSTICE K.SARATH

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

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

3.     Whether Their Lordship/Ladyship       :   Yes/No
       wish to see the fair copy of
       judgment
                                                 _____________________
                                                 JUSTICE K.SARATH
                                         2
                                                                      SK,J
                                            W.P.Nos.4951 and 24536 of 2015


                THE HON'BLE SRI JUSTICE K.SARATH

+WRIT PETITION NO.4951 and 24536 of 2015

% Dated 10.01.2025

W.P.No.4951 of 2015
# Smt Gunda Saralamma died per LR Gunda Chandrasekhar.
                                                ...Petitioner
and

$ The State of Telangana, rep. by its Principal Secretary for
Revenue, Secretariat, Hyderabad and others
                                                     ....Respondents
! Counsel for Petitioner in W.P.4951 of 2015: Sri Vijay Kumar Heroor

! Counsel for Petitioners in W.P.24536 of 2015: Sri K. Ravi Mahender

^ Counsel for official respondents
in both the writ petitions:                   GP for Revenue

^ Counsel for Respondents Nos.4 and 5
in both the writ petitions:                  Pillix Law Firm.
< GIST :

> HEAD NOTE :

? Cases referred :
1 (2015) 3 SCC 695
2 (1998) 9 SCC 558
3 (2001) 9 SCC 717
4 2015 SCC OnLine Hyd     604.
5  Unreported Judgment of this Court in
W.P.No.2692 of 2009-MANU/AP/1745/2022
6 2014 (3) ALT 140 (S.B.)
7 2008(4) ALT 794 (S.B.)
8 2012 (6) ALT 6 (S.B.)
9 2018 (5) ALT 148 (D.B.)
10 2021 SCC OnLine AP 1902
112019 SCC Online TS 3455.
12Un-reported Judgment of this Court

in W.P.No.12748 of 2019 dated 21.08.2019.
131995 Supp (3) SCC 249
14 2006(2) ALT 44 (S.B.)
                                     3
                                                                    SK,J
                                          W.P.Nos.4951 and 24536 of 2015



         THE HON'BLE SRI JUSTICE K.SARATH

       WRIT PETITION Nos.4951 and 24536 of 2015

COMMON ORDER:

As both these writ petitions are filed challenging

the order passed by the respondent No.2-Joint

Collector-II, Ranga Reddy District in Case

No.D1/5951/2008 dated 12.12.2014, they are being

disposed of by this common order.

2. Heard learned counsel for the petitioners, learned

Assistant Government Pleader for Revenue and learned

counsel for the unofficial respondents.

3. For the purpose of narrating the facts,

W.P.No.24536 of 2015 is taken as a lead case.

4. Learned Counsel for the petitioners in both the

writ petitions submits that originally one

Sri Gopal Rao Deshmukh was the Inamdar of lands

SK,J W.P.Nos.4951 and 24536 of 2015

bearing Sy.Nos.330 admeasuring Ac.6-09 gts,

Sy.No.335 admeasuring Ac.17.26 gts, Sy.No.338

admeasuring Ac.3-00 gts, Sy.No.339 admeasuring Ac.6-

Sy.No.369 admeasuring Ac.0.33 gts situated at

Singapur Village, Shankarpally Mandal, Ranga Reddy

District and the said lands are Inam Dasthagardan

lands.

5. Learned Counsel for the petitioners further

submits that the paternal grandfather of petitioner, by

name Gunda Veeranna, was in possession and

enjoyment of the said lands as protected tenant during

his lifetime and after his demise, his two sons namely

Gunda Chandrappa and Gunda Eshwarappa have

succeeded the said lands and the Inams Tribunal has

granted Occupancy Rights Certificates in their favour in

the year 1975-76 and their names were entered in the

SK,J W.P.Nos.4951 and 24536 of 2015

revenue records as pattadars of the above said lands as

per their shares since 1978 onwards. He submits that

in the said Certificates, the land to an extent of Ac.6-09

gts in Sy.No.330 situated at Singapur Village,

Shankarpally Mandal, Ranga Reddy District, was not

incorporated either by mistake or by inadvertence,

however mutation in respect of said lands was effected

in favour of Gunda Chandrappa and Gunda

Eshwarappa along with the other lands in the year

1978-79. After demise of Gunda Chandrappa and

Gunda Eshwarappa, the petitioners in two writ

petitions have succeeded the tenancy rights over the

said lands and they are in peaceful possession and

enjoyment of the subject lands.

6. Learned Counsel for the petitioners further

submits that during the course of time, the land to an

extent of Ac.2-02 gts in Sy.No.330 was sold to the

SK,J W.P.Nos.4951 and 24536 of 2015

third parties through registered sale deeds, converted

the said land into residential plots and also constructed

residential houses. While it being so, after a period of

30 years, the respondent Nos.4 and 5 filed revision

petition in the year, 2008, for correction of entries in

the pahanies from the year 1978-79 onwards regarding

the land to an extent of Ac.6-09 gts in Sy.No.330 of

Singapur Village, Shankarpally Mandal, Ranga Reddy

District. He further submits that the respondent Nos.4

and 5 have no right or title over the subject lands. The

respondent No.2 allowed the said revision directing the

respondent No.3 to conduct fresh enquiry and pass

appropriate orders as per provisions of Telangana

Rights in Land and Pattadar Passbooks Act, 1971 (for

short 'the ROR Act, 1971'). Learned counsel further

submits that the impugned order itself is illegal on the

ground that the revision was filed after a lapse of more

SK,J W.P.Nos.4951 and 24536 of 2015

than 30 years without any condone delay petition and it

is barred by limitation.

7. Learned Counsel for the petitioners further

submits that the respondent Nos.4 and 5 without filing

appeal under the ROR Act, 1971 have directly filed

revision petition under Section 9 of the ROR Act, 1971

and the respondent No.2-Joint Collector has

entertained the revision petition and passed impugned

order and the same is not maintainable. The

respondent No.2 has passed the impugned order

without jurisdiction and ought not to have remanded

the matter to the respondent No.3 for fresh enquiry and

requested to allow the writ petitions.

8. Learned Counsel for the petitioners, in support of

their contentions, has relied upon the following

Judgments;

SK,J W.P.Nos.4951 and 24536 of 2015

1. Joint Collector, Ranga Reddy District vs. D.

Narsing Rao 1

2. Ram Kali Devi (Smt) Vs. Manager, Punjab

National Bank, Shamshabad2

3. Ragho Singh vs. Mohan Singh 3

4. Kosaraju Balaji vs. The State of Telangana rep.

by its Principal Secretary, Revenue Department,

Secretariat, Hyderabad 4

5. Niadu Sambasiva Rao vs. The Joint Collector,

Krishna5

6. P. Anjaneyulu Gupta vs. Mohd. Abdul Basith

Khan6

7. Pratap Jungle Resorts Private Limited,

Hyderabad rep. by its Director Sri D. Prathap

(2015) 3 SCC 695

(1998) 9 SCC 558

(2001) 9 SCC 717

2015 SCC OnLine Hyd 604.

Unreported Judgment of this Court in W.P.No.2692 of 2009-MANU/AP/1745/2022

2014 (3) ALT 140 (S.B.)

SK,J W.P.Nos.4951 and 24536 of 2015

Chander Reddy vs. Joint Collector, Ranga Reddy

District 7

8. Vanga Narsa Reddy vs. Joint Collector,

Adilabad 8

9. P. Ghousia Begum vs. Basireddy Rukminamma9

9. Learned Counsel for the respondent Nos.4 and 5

in both the writ petitions, based on the counter

averments, submits that the respondent Nos.4 and 5

being wife and son of late Yashwanth Rao Deshmuk

have succeeded the land to an extent of Ac.6-09 gts in

Sy.No.330 situated at Singapur Village, Shankarpally

Mandal, Ranga Reddy District along with several other

lands from their ancestors. He submits that initially

the Land Reforms Tribunal has declared the husband of

respondent No.4 as surplus land holders to an extent of

2.081 standard holdings and aggrieved by the same,

2008(4) ALT 794 (S.B.)

2012 (6) ALT 6 (S.B.)

2018 (5) ALT 148 (D.B.)

SK,J W.P.Nos.4951 and 24536 of 2015

her husband filed appeal before the Land Reforms

Appellate Tribunal in File No.LRA Nos.24/89 and the

same was dismissed on 23.08.1993. Aggrieved by the

same, the husband of respondent No.4 and others have

preferred revision in C.R.P.Nos.4017, 4018 and 4019 of

1993 and the same were allowed on 27.12.1995 by

setting aside the order of the Appellate Tribunal with a

direction to make a fresh enquiry in accordance with

law after giving sufficient opportunity to both parties.

He further submits that though the lands bearing

Sy.Nos.335, 338, 339, 340 and 369 admeasuring total

Ac.29-36 gts situated at Singapur Village are Inam

lands and Occupancy Rights Certificates were granted

in favour of Gunda Chandrappa and Gunda

Eshwarappa, at no point of time, the land admeasuring

to an extent of Ac.6-09 gts in Sy.No.330 was part and

parcel of the ORC proceedings granted in favour of said

Chandrappa and Eshwarappa and without there being

SK,J W.P.Nos.4951 and 24536 of 2015

any order from the competent authority with regard to

Sy.No.330, the authorities without verifying the same

have removed the name of the original pattadar Gopal

Rao Deshmukh and inserted the names of Gunda

Chandrappa and Gunda Eswarappa in the pahanies for

the year 1978-79 along with other survey numbers.

10. Learned Counsel for the respondent Nos.4 and 5

further submits that in fact, Gunda Chandrappa and

Gunda Eshwarappa have played fraud upon the

authorities and got mutated their names in the revenue

records without knowledge of the original pattadar and

the said illegal entries have required to be rectified at

any point of time and there are no proceedings of ORC

in their favour with respect to the land in Sy.No.330.

The respondent Nos.4 and 5 also filed a petition under

Rule 15 of ROR Act for rectification of entries and

subsequently filed revision petition and there is no time

SK,J W.P.Nos.4951 and 24536 of 2015

limit for filing Revision Petition under Section 9 of ROR

Act, 1971 and the question of filing delay petition does

not arise. He further submits that without availing the

appeal the parties can file Revision Petition under

Section 9 of the ROR Act, 1971 as per settled law.

11. Learned Counsel for the respondent Nos.4 and 5

further submits that the respondent No.2 after hearing

both the parties has rightly passed the impugned order

remanding the matter to the Tahsildar for

reconsideration by conducting fresh enquiry after giving

opportunity to both parties. He further submits that the

respondent No.4 and 5 are in physical possession of the

land in Sy.No.330 and neither Gunda Chandrappa and

Gunda Eshwarappa nor after death of them the writ

petitioners are in possession of the said land and

requested to dismiss the writ petitions.

SK,J W.P.Nos.4951 and 24536 of 2015

12. Learned Counsel for the respondent Nos.4 and 5

has relied on the following Judgments;

1. Kasu Rayapa Reddy vs. State of A.P.10

2. M. Ramulamma v. Revenue Divisional Officer,

Ranga Reddy District 11.

13. After considering the submissions of the learned

counsel for both the sides and perusal of the record,

this Court is of the considered view that the petitioners

are challenging the impugned order passed by the

respondent No.2-Joint Collector in directing the

respondent No.3-Tahsildar to conduct fresh enquiry

and pass appropriate orders as per the provisions of

ROR Act, 1971 pertaining to the land admeasuring

Ac.6.09 gts in Sy.No.330 situated at Singapur Village,

Shankarpally Mandal, Ranga Reddy District.

2021 SCC OnLine AP 1902

2019 SCC Online TS 3455.

SK,J W.P.Nos.4951 and 24536 of 2015

14. The contention of the petitioners is that

originally, one Gopal Rao Deshmukh was the inamdar

of the lands bearing Sy.Nos.330, 335, 338, 339, 340

and 369 admeasuring Ac.6-09 gts, Ac.17.26 gts,

Ac.3.00 gts, Ac.6.03 gts, Ac.2.15 gts and Ac.0.33 gts

respectively, situated at Singapur Village, Shankarpally

Mandal, Ranga Reddy District. The ancestor of the

petitioners namely Gunda Veeranna was in possession

and enjoyment of the said lands as protected tenant

during his life time and after his demise, his two sons

namely Gunda Chandrappa and Gunda Eshwarappa

have succeeded the said lands and the Inams Tribunal

has granted Occupancy Rights Certificates in their

favour in the year 1975-76 and their names were

entered in the revenue records as pattadars of the

above said lands as per their respective shares since

1979 onwards.

SK,J W.P.Nos.4951 and 24536 of 2015

15. At the time of issuance of Occupancy Rights

Certificate, the suit schedule land admeasuring to an

extent of Ac.6.09 guntas in Sy.No.330 was not

incorporated in the said certificate. However, mutation

in respect of the said land in the Revenue Records was

effected in favour of Gunda Chandrappa and Gunda

Eswarappa along with other lands in the year 1978-79.

Thereafter, the petitioners in both the writ petitions

have succeeded the said property with their respective

shares as per the Revenue Records.

16. While it being so, the respondent Nos.4 and 5

have filed revision petition under Section 9 of the ROR

Act, 1971 before the respondent No.2 for correction of

entries in the pahanies from the year 1978-79 onwards

regarding the land admeasuring to an extent of Ac.6.09

gts in Sy.No.330 on the ground that the said land was

not inam land and it is patta land for which neither

SK,J W.P.Nos.4951 and 24536 of 2015

Occupancy Rights Certificate was granted nor any

proceedings have been issued as contemplated under

Section 4 of ROR Act, 1971 and due to fraud, the

names of the family members of the petitioners were

incorporated and the same has to be rectified at any

point of time.

17. The main contention of the writ petitioners herein

is that the respondent Nos.4 and 5 have filed revision

petition before the respondent No.2 after a lapse of 30

years without filing any condone delay petition and

some part of the said property was also sold to the third

parties and the nature of the land was converted from

agriculture to non-agriculture, the question of filing

revision petition under the ROR Act, 1971 does not

arise. Further contended that the respondent Nos.4 and

5, without availing the appeal provision and also

without filing any condone delay petition, have

SK,J W.P.Nos.4951 and 24536 of 2015

approached the respondent No.2-Joint Collector by

filing revision petition under Section 9 of the ROR Act

and the same cannot be taken into account.

18. In support of their contention, learned counsel for

the petitioners has relied on the Judgment of the

Hon'ble Supreme Court in Joint Collector's case

(1 supra). The facts in the said case are with regard to

suo moto revision powers of the revisional authorities.

The facts of the instant case are different from the facts

of the said case. In the instant case, the respondent

Nos.4 and 5 have filed revision petition and contended

that taking advantage of the other survey numbers of

the same village in ORC proceedings, the ancestors of

the petitioners have played fraud and obtained pattas

for suit schedule land in Sy.No.330 along with other

survey numbers and the void orders can be questioned

SK,J W.P.Nos.4951 and 24536 of 2015

at any stage. In view of the same, the said Judgment is

not apply to the instant case.

19. Learned counsel for the petitioners has relied

upon the Judgments of the Hon'ble Supreme Court in

Ram Kali Devi's case (2 supra), Ragho Singh's case (3

supra), and Kosaraju Balaji's case (4 supra) and also

the Judgment of a Division Bench of this Court in

Niadu Sambasiva Rao's case (5 supra) with regard to

filing of delay petition and the delay aspect. In fact, for

filing a revision petition under Section 9 of the ROR Act,

1971, there is no time limit. Once there is no limitation

for filing a revision petition, the question of filing of

condone delay petition does not arise. In view the same,

the said Judgments relied on by the learned counsel for

the petitioners are not apply to the facts of the instant

case.

SK,J W.P.Nos.4951 and 24536 of 2015

20. Learned Counsel for the petitioners has relied

upon the other Judgments of this Court in P.

Anjaneyulu Gupta's case (6 supra), Pratap Jungle

Resorts Private Limited's case (7 supra) and Vanga

Narsa Reddy's case (8 supra) and submits that the

respondent No.2 has no power and jurisdiction under

the ROR Act to entertain Revision Petition without

availing the appeal provision by the respondent Nos.4

and 5.

21. In fact, subsequent to the above Judgments, this

Court has considerably held in Ramaswamy

Satyagoud vs. The State of Telangana rep. by its

Principal Secretary, Revenue Department,

Hyderabad 12 at para No.12 as follows:

"12. On the issue of preferring revision without availing remedy of appeal the decisions relied upon by the learned counsel for the petitioner do not come to the aid of petitioner. In Bhupathi Varalamma while dealing with the power of revision, learned single Judge of this Court has not ruled, as sought to be contended that revision is not maintainable when remedy of

Un-reported Judgment of this Court in W.P.No.12748 of 2019 dated 21.08.2019.

SK,J W.P.Nos.4951 and 24536 of 2015

appeal is available. Learned single Judge held that ordinarily if remedy of appeal is available, revision should not be entertained. However, learned single Judge held that in exceptional situations where the authority which passed the order patently lacked jurisdiction to pass order and to prevent abuse of power exercised by such an authority and miscarriage of justice being caused to the aggrieved party, revision can be entertained. Kola Satya Rao was also decided by learned single Judge who decided Bhupathi Varalamma. In the said case, revisional authority satisfied that it was not feasible or practicable to the aggrieved party to file an appeal or that the subordinate authority has passed an order, which is ex-facie contrary to the procedure prescribed under the Act or in violation of the principles of natural justice, it can exercise its revisional jurisdiction to step in and correct such procedural illegality or impropriety. Learned single further observed that "If the facts of the case justify, an aggrieved party can be allowed to bypass the appellate remedy and seek intervention of the revisional authority." Said view of the learned single Judge is followed by another learned single Judge in T. Santosh Kumar. Decision in Yelangani Papaiah is also on similar lines. On a plain reading of provision in Section 9 and as considered by this Court in several decisions, merely because a person has not availed remedy of appeal, it cannot be said that revision is not maintainable.

In view of the above Judgment, without availing

the remedy of appeal, the parties can invoke to file the

Revision Petition under Section 9 of the ROR Act and

recently, another learned Single Judge of this Court

also taken same view in W.P.No.24046 of 2004

dated 28.03.2024. In view of the same, the respondent

No.2 has rightly entertained the revision petition filed

SK,J W.P.Nos.4951 and 24536 of 2015

by the respondent Nos.4 and 5 under Section 9 of the

ROR Act, 1971.

22. Learned Counsel for the petitioners has relied on

the other Judgment of this Court in P. Ghousia

Begum's case (9 supra), wherein it was held that the

title dispute has to be decided by the competent Civil

Court. In the instant case, the revisional authority has

not decided the title dispute and the matter was

remanded back to the respondent No.3 for conducting

enquiry by giving opportunity to both sides as there is

no record available for ROR proceedings. In view of the

same, the said Judgment is also not apply to the facts

of the instant case.

23. On the other hand, the contention of the learned

Counsel for the respondent Nos.4 and 5 is that the

ancestors of the petitioners have played fraud on the

authorities and got mutation their names in the

SK,J W.P.Nos.4951 and 24536 of 2015

revenue records without the knowledge of the original

pattadars and the said illegal entries have to be rectified

at any point of time and there are no ORC proceedings

in favour of ancestors of the petitioners with respect to

the suit schedule property. Their further contention is

that the authorities, without verifying the records, have

removed the name of the original pattadar Sri Gopal

Rao Deshmukh and inserted the names of the

ancestors of the petitioners in the pahanies along with

the other survey numbers and the orders of mutation

have not communicated to the original pattadar. In view

of the same, the aspect of delay does not arise. It is

settled law that once there is no communication, the

date of knowledge has to be taken into account for the

limitation.

24. The other contention made by the Learned

Counsel for the respondent Nos.4 and 5 is that once the

SK,J W.P.Nos.4951 and 24536 of 2015

fraud was established, it can be questioned at any point

of time as the petitioners have obtained pattas by

playing fraud.

25. Learned Counsel for the respondent Nos.4 and 5

has relied on the Judgment of the Hon'ble Supreme

Court in Kasu Rayapa Reddy's case (10 supra),

wherein at para No.42 held as under;

"In view of these principles referred in the above judgments, normally, the writ courts would not interfere with the administrative order, unless the procedure followed by quasi- judicial authorities or administrative authorities lack jurisdiction and decision is perverse. But, in the present case, the fourth respondent/Tahsildar did not follow the mandatory procedure, as discussed above and thereby, the second respondent/Joint Collector interfered. But, the defect or wrong done cannot be remedied by allowing the revision, directing to delete the names of this petitioner, since the principle of natural justice was not complied by the fourth respondent/Tahsildar. If, a notice in Form- VIII is published, there may be several claims or objections against mutation of the name of this petitioner. On account of failure to comply with the mandatory procedure by the fourth respondent/ Tahsildar, setting aside the same by the second respondent on the ground of non-compliance of procedure may result in future litigation. Therefore, in such case, the second respondent ought to have set-aside the order and remanded the matter to the fourth respondent directing to follow the procedure prescribed under the Act and Rules framed thereunder. Instead of doing so, the second respondent allowed the revision, setting-aside the order passed by the fourth respondent and affirmed by the third respondent. Therefore, the procedure adopted by the second respondent to issue a direction to delete the name of this petitioner while mutating the names of rival claimants is again contrary to the procedure, since Form-VIII notice was not published as mandated under Rule 19(1) of the Rules to avoid any further complications, the second respondent ought to have remanded the matter with a

SK,J W.P.Nos.4951 and 24536 of 2015

direction to follow the Rules by the fourth respondent/Tahsildar. Thus, the second respondent/Joint Collector committed an error and in such case, this Court can interfere with such order with a view to put an end to litigation for mutation of names of the petitioner and rival claimants and other interested persons".

In the instant case also, while mutating the records with

regard to the subject properties, without following due

procedure, the authorities have mutated the names of

ancestors of the petitioners along with the other survey

numbers. In view of the same, the respondent No.2 has

directed the respondent No.3 to conduct fresh enquiry

by giving opportunity to all the parties and the

aforesaid Judgment squarely apply to the facts of the

present case.

26. Learned Counsel for the respondent Nos.4 and 5

has relied on the other Judgment of this Court in M.

Ramulamma's case (11 supra), wherein this Court held

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

"62. It is not the case of respondent nos.3 to 6 that any notice was given to the petitioners at the time when the order H/206/ 1976 dt.19.02.1982 was passed by the Revenue Divisional Officer,

SK,J W.P.Nos.4951 and 24536 of 2015

Hyderabad (East) Division granting Occupancy Rights to Thota Balakrishna Reddy. It is also not their case that the said order was served on the petitioners.

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

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

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

"35. ... ... ... the words used in Para 10 are "date of the order".

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

The aforesaid Judgment squarely apply to the

instant case as the mutation proceedings were not

SK,J W.P.Nos.4951 and 24536 of 2015

communicated to the pattadar of the land and

limitation starts from the date of knowledge.

27. The Hon'ble Supreme Court in State of Orissa

vs. Brundaban Sharma 13, it was held at para

Nos.16 and 18 as under:

" 16. It is, therefore, settled law that when the revisional power was conferred to effectuate a purpose, it is to be exercised in a reasonable manner which inheres the concept of its exercise within a reasonable time. Absence of limitation is an assurance to exercise the power with caution or circumspection to effectuate the purpose of the Act, or to prevent miscarriage of justice or violation of the provisions of the Act or misuse or abuse of the power by the lower authorities or fraud or suppression. Length of time depends on the factual scenario in a given case. Take a case that patta was obtained fraudulently in collusion with the officers and it comes to the notice of the authorities after a long lapse of time. Does it lie in the mouth of the party to the fraud to plead limitation to get away with the order? Does lapse of time an excuse to refrain from exercising the revisional power to unravel fraud and to set it right? The answers would be no.

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

1995 Supp (3) SCC 249

SK,J W.P.Nos.4951 and 24536 of 2015

its validity can be questioned or invalidity be set up in any proceeding or at any stage.

The findings of the Hon'ble Supreme Court in the

above Judgment in aforesaid paragraphs squarely apply

to the instant case as it is admitted fact that as on this

date, no Occupancy Right Certificate is granted with

regard to suit schedule property in favour of the

petitioners and without following any procedure as

contemplated under ROR Act, 1971, the respondent

authorities have mutated the names of the ancestors of

the petitioners as it amounts to fraud. The respondent

No.2 has rightly remanded the matter to the respondent

No.3 to conduct fresh enquiry with regard to

ascertaining the rights of the parties as per ROR Act,

1971.

SK,J W.P.Nos.4951 and 24536 of 2015

28. In Smt Munganda Venkataratnam vs. Joint

Collector, West Godavari District, Eluru14, this Court

held at para No.15 as under:

"Since in para 25 of K. Rattamma v. G. Kotaiah 1975(2) An.WR 122, it is held that B.S.Os are only executive instructions for the guidance of the revenue officials and nothing more, Prima facie BSO 15(180 relied on by the petitioners does not confer any right on them to cling on to the assignments made because it is well known that fraud vitiates everything. Recently the Apex Court, in State of Andhra Pradesh v. T.Suryachandra Rao, after discussing the entire case law on the subject of fraud, held that no order obtained by fraud can be sustained. It is also well known that in case of fraud the period of limitation would commence from the date of discovery of fraud. Therefore, merely because a person could successfully shield the fraud played by him in obtaining assignment of Government land for several years, he cannot be heard to say that in view of the lapse of time the assignment in his favour cannot be cancelled. When power is vested in an authority to do an act, and if that authority exercises that power erroneously due to the fraud played on it, that authority has the implied power to undo its earlier act, performed by it as a result of the fraud played on it. First respondent without correctly appreciating the law and facts seems to have erroneously set aside the order cancelling the assignments but since that part of the order of first respondent, setting aside cancellation of assignments, became final, I do not wish to interfere with that part of the order of the first respondent".

In the instant case, the writ petitioners have accepted

that there is no Occupancy Rights Certificate over the

subject property and relied on the mutation of the

records in the year, 1978. Once, the fraud played by the

ancestral of the petitioners and mutated the records by

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

SK,J W.P.Nos.4951 and 24536 of 2015

deleting the name of original pattadar and inserting the

name of the ancestors of the petitioners in the pahanies

for the year 1978-79 along with other survey numbers,

the respondent Nos.4 and 5 being the successors of the

original pattadar have agitated in their appeal before

the Land Reforms Tribunal and also before this Court

with regard to suit schedule property along with other

properties. This Court allowed C.R.P.Nos.4017, 4018

and 4019 of 1993 and remanded the matter to the Land

Reforms Tribunal for conducting fresh enquiry in

accordance with law after giving sufficient opportunity

to both parties. In view of the same, the above

Judgment squarely apply to the instant case and the

respondent No.2 has rightly directed the respondent

No.3 to conduct fresh enquiry.

29. The contention of the petitioners is that after

mutation of the records, some portion of the land was

SK,J W.P.Nos.4951 and 24536 of 2015

sold to the third parties and thereafter, the nature of

the land was converted from agriculture to non-

agriculture. In view of the same, the proceedings under

ROR Act cannot be continued.

30. The respondent No.2, in the impugned order, has

only recorded the contentions of both the parties with

regard to the nature of the land and remanded the

matter to the respondent No.3-Tahsildar for conducting

fresh enquiry. Only after conducting fresh enquiry by

the Tahsildar concerned, the nature of the land and the

rights of the parties have to be decided. Merely basing

on the entries in the records, the writ petitioners cannot

take advantage and state that the settled things cannot

be unsettled. The entries in the revenue records do not

create any title or confer right on the persons whose

names were entered in the revenue records.

SK,J W.P.Nos.4951 and 24536 of 2015

31. The competent authority has to conduct proper

enquiry as to whether the nature of land comes

agriculture or non-agriculture and also comes under

ROR Act or not. Without conducting any proceedings

and merely basing on the entries in the revenue

records, any party cannot get title over the property.

32. The writ petitioners have failed to produce any

document with regard to the mutation of the names of

their ancestors by following the procedure as

contemplated under ROR Act, 1971. Therefore, the

matter has to be enquired into by the competent

authority and the respondent No.2 has rightly

remanded the matter to the respondent No.3 for

conducting fresh enquiry by giving opportunity to both

sides and there is no irregularity committed by the

respondent No.2 while passing the impugned order.

SK,J W.P.Nos.4951 and 24536 of 2015

Hence, there are no merits in the writ petitions and the

writ petitions are liable to be dismissed.

33. In view of the above findings, both the Writ

Petitions are dismissed as devoid of merits. There shall

be no order as to costs.

34. Miscellaneous applications, if any pending in

these writ petitions, shall stand closed.

_______________ K. SARATH, J Date:10.01.2025 sj

Note: LR 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