Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Puppala Suchitra And 3 Others vs K. Preamchander Reddy And 2 Others
2025 Latest Caselaw 1251 Tel

Citation : 2025 Latest Caselaw 1251 Tel
Judgement Date : 23 January, 2025

Telangana High Court

Puppala Suchitra And 3 Others vs K. Preamchander Reddy And 2 Others on 23 January, 2025

      THE HONOURABLE SMT JUSTICE K. SUJANA
CIVIL REVISION PETITION Nos.2527/2022 & 429/2023


COMMON ORDER:

Since the parties and lis involved in both the revision

petitions are same, they were heard together and are being

disposed of by this common order.

2. CRP.No.2527 of 2022 is filed challenging the order

dated 20.07.2022 passed in IA.No.546 of 2021 in OS.No.162

of 2019 on the file of the Principal Junior Civil Judge, Ranga

Reddy District, at LB.Nagar ; and CRP.No.429 of 2023 is

filed challenging the order dated 10.01.2022 passed in

IA.No.4 of 2021 in CMA.SR.No.8 of 2021 on the file of the

Principal District Judge, at LB.Nagar, Ranga Reddy District.

CRP.No.2527 OF 2022

3. The brief facts of the case are that the respondents

herein filed IA.No.546 of 2021 in OS.No.162 of 2019 under

Order I Rule 10 of CPC praying to implead them as plaintiff

Nos.2 to 3 in the suit, stating that they purchased the suit

schedule property from Plaintiff No.1 through a registered

SKS,J CRP.Nos.2527/2022 & 429/2023

sale deed dated 09.09.2019. However, Defendants 1 to 4

claimed ownership of the property, alleging that they had

purchased it from Ayesha Tabassum, who had acquired it

from Syed Sami Ahmed. It was contended that Syed Sami

Ahmed was an imposter who had created forged documents,

including the sale deed and that defendant Nos.1 to 4 were

aware of the pending suit and had purchased the property

with knowledge of the dispute. On the other hand, the

defendant Nos.1 to 4 claimed that they were the absolute

owners and possessors of the plot, having purchased it from

Ayesha Tabassum, and that they had constructed a

compound wall and erected a gate on the property, and had

obtained an electricity connection as well.

4. After hearing both sides, the trial Court considered

the provisions of Order I Rule 10 of the CPC and the

principles laid down in various judgments, such as,

Ramesh Hirachand Kundanmal v. Municipal Corporation

of Greater Bombay 1, Raj Kumar v. Sardari Lal 2, Amit

Kumar Shaw v. Farida Khatoon 3, Kunna Ramulu v.

(1992) 2 SCC 524

2004) 2 SCC 601

(2005) 11 SCC 403

SKS,J CRP.Nos.2527/2022 & 429/2023

Kunna Annapurnamma 4, Pannala Renuka v. Kavali

(Rajumouni) Venkataiah 5 and held that the respondents

herein were necessary parties to the suit and that their

impleadment would avoid multiplicity of proceedings and

allowed the petition, directing them to pay costs of

Rs.2,000/- to the petitioners herein and to carry out

amendments and file a neat copy of the plaint within 14

days.

CRP.No.429 OF 2023

5. The brief facts of this case are that the respondents

herein who are third parties to IA.No.257 of 2019 in

OS.No.162 of 2019 filed IA.No.4 of 2021 in CMA.SR.No.8 of

2021 under Section 151 of CPC seeking leave to file CMA

against the order dated 30.01.2020 passed in the said IA.,

stating that they are the purchasers of the suit schedule

property from the Plaintiff, and contended that they are the

bona fide purchasers of the suit schedule property and have

a strong case. On the other hand, the said plea was strongly

opposed contending that the respondents herein are third

2002 (2) ALT 491

2006 (6) ALD 761

SKS,J CRP.Nos.2527/2022 & 429/2023

parties to the suit and have no locus standi to file the

appeal, and that they have no cause of action. The trial

Court considered the provisions of CPC and the judgments

rendered by the Hon'ble Supreme Court in V.N. Krishna

Murthy v. Ravikumar 6 and Raj Kumar v. Sardar Lal 7 and

held that a stranger can appeal against a decree, only if he

is aggrieved person whose rights are affected, and observed

that the respondents herein are lis pendente transferees,

having purchased the suit schedule property during the

pendency of the suit, and that they are bound by the decree

passed in the suit and have the right to challenge it, and

accordingly, allowed the petition, granting the respondents

herein leave to appeal against the impugned order.

Aggrieved thereby, these revision petitions are filed.

6. Heard Sri D.Jagan Mohan Reddy, learned counsel for

petitioners, and Sri Koppula Gopal, learned counsel for

respondents.

2020 5 ALD 153 SC

2004 2 ALD 95 SC

SKS,J CRP.Nos.2527/2022 & 429/2023

7. Learned counsel for petitioners submitted that the

trial Court erred in allowing I.A.No.546 of 2021 in

O.S.No.162 of 2019 which was filed by respondents herein

who contend that they have purchased the suit schedule

property from the plaintiff during the pendency of the suit.

He contended that the respondents being purchasers

pendente lite cannot be permitted to be brought on record in

a suit for injunction and relied on the principle that a

purchaser pendente lite is not entitled to be impleaded in a

suit for injunction, as the suit is primarily between the

plaintiff and the defendant. He asserted that the trial court

failed to appreciate that in a suit for injunction, the plaintiff

is required to prove possession over the suit schedule

property as on the date of filing the suit, and that

subsequent purchasers, such as Respondent Nos. 1 and 2,

would not be in a better position to prove the possession of

plaintiffs. He lamented that the plaintiffs possession is a

crucial factor in determining the reliefs in a suit for

injunction, and that the application to implead respondents

was filed only to delay the proceedings in the suit.

SKS,J CRP.Nos.2527/2022 & 429/2023

8. Learned counsel for petitioners incessantly contended

that respondents purchased the suit schedule property after

the order of injunction was vacated, and subsequently filed

C.M.A.SR.No.08 of 2021 with a leave to challenge the order,

and lamented that the same would show the clear attempt

to re-agitate the issue that had already been decided by the

trial Court. Therefore, while praying this Court to allow the

revision petitions, setting aside the order dated 20.07.2022

passed in IA.No.546 of 2021 in OS.No.162 of 2019 as well as

order dated 10.01.2022 passed in IA.No.4 of 2021 in

CMA.SR.No.8 of 2021, in support of the said contentions, he

relied on the judgments rendered in the case of

S.Kumudham Vs. R.Rajendiran and Another 8,

whereunder, it was observed that "A Court of law is not

under an obligation to make a lis pendens suit, seeking

appropriate relief in the manner known to law and in

accordance with law". He also relied on the judgment

rendered by the Hon'ble Supreme Court in National

Insurance Company Limited Vs. Pranay Sethi and

Others 9. Furthermore, in the case of Mohd. Sharfuddin Vs.

2012 SCC OnLine Mad 3850

2017 16 SCC 680

SKS,J CRP.Nos.2527/2022 & 429/2023

Mohd. Jamal and Others 10 and the relevant paragraph

Nos.19 to 21 read as under:

"19. A learned Single Judge of Karnataka High

Court in Shankaralingappa v. Nanje Gowda, AIR

1981 Karnataka 78, held that a judgment in a

suit for injunction is not a judgment in rem and

binds only the parties to the suit. Broadly,

'privies' are of three kinds viz., (i) 'privies' in

blood; (ii) 'privies' in estate and (iii) 'privies' in

law. The plaintiff is not a 'privy' in blood and a

'privy' in law. But, the question is whether he is

a 'privy' in estate. The learned Judge observed at

paras 25 and 26 as follows:

"The suit filed by Kalaiah as also the suit filed by

the plaintiff are not for declaration of title or

their ownership. Both the suits are simple suits

for permanent injunctions. A decree for

permanent injunction does not prohibit the

defendant from instituting a suit for declaration

of his title and for recovery of possession from

the very decree holder that has obtained a decree

for permanent injunction. On the very first

principle stated by Sir William de Grey in

2003 SCC OnLine AP 184

SKS,J CRP.Nos.2527/2022 & 429/2023

Duchess of Kingston's case, as also on the legal

principles that distinguish ownership and

possession, it is difficult to hold that a transferee

is a 'privy' in estate and the decree made against

his transferor operates as res judicata against

him. A decree for permanent injunction obtained

by one person against another person, cannot

obviously bind all other persons and ignore the

factual changes that take place with regard to

possession. If that is not the position, then it

ignores all legal and factual changes that take

place and stamps that decree as if it is a

covenant running with that land. With all the

anxiety of law to safeguard possession,

acceptance of such a proposition, would even

defeat the very safeguards provided by law and

would create innumerable problems in

safeguarding possession. In this view also, the

Court should be loath to accept the extreme

proposition that the plaintiff, the transferee is a

'privy' in estate and the decree obtained by

Kalaiah against Lingamma operates as res

judicata against him. From this it follows, that

the decree in O.S. No. 597 of 1942-1943 (Exhibit

D-12) cannot operate as res judicata against the

plaintiff.

SKS,J CRP.Nos.2527/2022 & 429/2023

An injunction does not run with the land. An

injunction only acts in personam or against a

person. Both these principles are firmly

established legal principles (vide Somnath

Honnappa Bennalkar v. Bhimrao Subrao Patil,

ILR (1974) Kant 1506)."

20. In Ganesh v. Narayan, AIR 1931 Bom. 484,

a Division Bench of the Bombay High Court held

that "a decree for permanent injunction obtained

against a father in Hindu Joint family can be

executed against the son."

21. The learned Senior Counsel also refers to the

passage in Text Book by Sir John George

Woodroffe on law relating to Injunctions in India

and extracted para 17.03 which reads thus:

"INJUNCTION IN RESPECT OF ACTS OF AN

INDIVIDUAL:--Insofar as an injunction is in its

nature a remedy against an individual, it will be

issued only in respect of acts done by him

against whom it is sought to be enforced. Thus,

an injunction cannot be obtained against

executors on account of acts done by their

testator. They may be sued for an injunction in

respect of a wrong done by themselves, but they

SKS,J CRP.Nos.2527/2022 & 429/2023

cannot be so sued in a representative character.

And for the same reason, namely, that an

injunction is an order directed to a person, it

does not run with the land. By reason of this

same operation in personam the Court may

exercise jurisdiction quite independently of the

act to be done, provided the defendant be within

the reach and amenable to the process of the

Court."

9. Per contra, learned counsel for respondents opposed

the submissions made by learned counsel for petitioners

and asserted that there are no illegalities or irregularities in

the orders under challenge, as the respondents herein are

purchasers of the property from plaintiffs and if any order is

granted against the plaintiffs, the same shall bound on them

as well. Therefore, while praying this Court to dismiss the

Revision Petitions, as the same lacks merits, he relied on the

judgments rendered in the case of Amit Kumar Shaw and

Another Vs. Farida Khatoon and Another 11 whereunder, it

was observed that "Under Order XXII Rule 10, no detailed

inquiry at the stage of granting leave is contemplated. The

court has only to be prima facie satisfied for exercising its

2005 11 SCC 403

SKS,J CRP.Nos.2527/2022 & 429/2023

discretion in granting leave for continuing the suit by or

against the person on whom the interest has devolved by

assignment or devolution. The question about the existence

and validity of the assignment or devolution can be

considered at the final hearing of the proceedings. The court

has only to be prima facie satisfied for exercising its

discretion in granting leave for continuing the suit". Further,

in the case of V.Narayana Reddy Vs. Ani Narayanam and

Another 12 in paragraph No.16 it was observed as under:

"16. In Kesari Goutham Reddy v. Velpula John

Victor Macaulay, 2007 (5) ALD 656 the question

that arose for consideration before this Court

was whether a purchaser pendente lite the

proceedings can come on record to safeguard his

interests in the pending litigation, and whether it

would not be just and proper to dismiss such an

application. This Court followed the judgments

of the apex Court in Raj Kumar v. Sardari Lal,

(2004) 2 SCC 601 and Amit Kumar Shaw v.

Farida Khatoon, (AIR 2005 SC 2209) and held

that a person sought to be impleaded is a proper

and necessary party to the proceedings because

2009 4 ALD 13

SKS,J CRP.Nos.2527/2022 & 429/2023

his interests are going to be affected it he was

not added as party to the proceedings."

10. Having regard to the rival submissions made and on

going through the material placed on record, it is noted that

admittedly, the respondents are subsequent purchasers of

the suit schedule property. The trial Court while considering

the judgments passed in the cases of V.N. Krishna Murthy

(supra 6) and Raj Kumar (supra 7) allowed the orders under

challenge, specifically observing that leave to appeal should

be granted to the respondents herein, them being the lis

pendent transferees, having been bound by the decree

passed and that they have got equally right to question the

validity of the order, and are entitled to seek leave to prefer

the appeal against the order.

11. In the context of civil proceedings, the issue of

impleading a purchaser pendente lite often arises, to which

the Hon'ble Supreme Court has laid down the principle that

under Order XXII Rule 10 of CPC, the Court need only be

prima facie satisfied to grant leave for continuing the suit,

without conducting a detailed inquiry into the assignment or

SKS,J CRP.Nos.2527/2022 & 429/2023

devolution of interest. The said principle was reaffirmed in

the case of Amit Kumar Shaw (supra 11) whereunder, it

was held that the validity and existence of such assignment

or devolution can be examined at the final hearing, and that

the said approach ensures that the proceedings are not

unduly delayed or complicated by unnecessary inquiries at

the interlocutory stage. Furthermore, in the case of

V.Narayana Reddy (supra 12) the Hon'ble Supreme Court

relied on the judgment rendered in Kesari Goutham Reddy

v. Velpula John Victor Macaulay 13, in Raj Kumar

(supra 7) and Amit Kumar Shaw (supra 11) to hold that a

purchaser pendente lite can be impleaded as a necessary

party to safeguard their interests. In essence, it was

recognized that a purchaser pendente lite has a legitimate

stake in the outcome of the proceedings and should be

permitted to participate in the suit to protect their rights

and the said approach promotes justice and ensures that all

parties with a legitimate interest in the dispute, are heard.

12. Reverting to the facts of the case on hand, it is

imperative to note that the respondents are subsequent

2007 5 ALD 656

SKS,J CRP.Nos.2527/2022 & 429/2023

purchasers of the suit schedule property from plaintiffs and

having regard to the legal position as discussed above, it is

needless to mention that any order passed against the

plaintiffs, shall have binding on the respondents herein as

well. In other words, it is a matter of their right to seek

proper adjudication. Therefore, this Court is of the opinion

that there are absolutely no illegalities or irregularities

committed by the trial Court in impleading the respondents

herein as party to the suit and in granting leave to them to

prefer appeal against the injunction order, warranting

interference of this Court. There are no merits in these

revision petitions and the same are liable to be dismissed.

13. Accordingly, these Civil Revision Petitions are

dismissed. There shall be no order as to costs.

Miscellaneous applications, if any pending, shall also

stand closed.

_______________ K. SUJANA, J

Date: 23.01.2025 PT

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter