Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.M.Kistamma,Died Per Lrs A2 To 6 And 2 ... vs Gandaiah, Malakpet, And 3 Others
2025 Latest Caselaw 3981 Tel

Citation : 2025 Latest Caselaw 3981 Tel
Judgement Date : 17 June, 2025

Telangana High Court

K.M.Kistamma,Died Per Lrs A2 To 6 And 2 ... vs Gandaiah, Malakpet, And 3 Others on 17 June, 2025

Author: G. Radha Rani
Bench: G. Radha Rani
      THE HONOURABLE DR. JUSTICE G. RADHA RANI


                          C.C.C.A.No.169 of 1994


JUDGMENT:

This appeal is preferred by the plaintiff aggrieved by the judgment and

decree dated 21.02.1994 passed by the learned V Additional Judge, City Civil

Court, Hyderabad in O.S.No.531 of 1982 for dismissing the suit filed by her

seeking the relief of recovery of possession of the suit schedule property.

2. The suit schedule property is bearing No.16-2-147/53-54 admeasuring

1776 square yards situated at Akbar Bagh, Malakpet, Hyderabad in Plot Nos.85

and 86, which were subsequently rectified as 285 and 286 in Survey No.107

(old) (New Survey No.134). The respondents 1 to 3 were alleged to be the

owners of plot Nos.238, 255 and 256 admeasuring 730 square yards in old

Survey No.107 corresponding to new Survey No.134 in Malakpet, Hyderabad

purchased in the name of respondent No.2. The respondents 1 to 3 belonged to

one family. The respondent No.4 is alleged to be the owner of plot No.237

admeasuring 230 square yards.

3. The appellant No.1 died after filing the appeal and her sons were brought

on record as appellants 2 to 6. The appellant No.2 died during the pendency of

the appeal and his LRs were brought on record as appellants 7 and 8. The

Dr.GRR, J ccca_169_1994

appellant No.5 also died and his LRs were brought on record as appellants 9 to

11. The appeal was initially filed against respondents 1 to 4. The same was

abated against respondents / defendants 1, 2 and 4. The respondent No.2 was

the wife of respondent No.1. The respondent No.3 was the son of respondents 1

and 2. The respondent No.4 was not connected with the family of respondents 1

to 3. On the death of respondents 1 and 2, the other sons of respondents 1 and 2

were brought on record as respondents 5 to 7. The respondent No.4 died and

her LR was brought on record as respondent No.8. The respondent No.6,

another son of respondents 1 and 2 died and his LRs were brought on record as

respondents 9 to 11. The respondent No.3 died and his LRs were brought on

record as respondents 12 to 14.

4. The facts of the case in brief are that the appellant - plaintiff filed

O.S.No.4219 of 1978 initially against respondents 1 and 2 alone on the file of

the learned VI Assistant Judge, City Civil Court, Hyderabad for delivery of the

suit schedule property after ejecting the respondents 1and 2 there from. Later,

the suit was transferred to the learned V Additional Judge, City Civil Court,

Hyderabad and was re-numbered as O.S.No.531 of 1982.

5. The parties are herein after referred to as plaintiff and defendants.

6. As per the plaint averments, the plaintiff contended that she purchased an

open land admeasuring 1776 square yards in Plot Nos.85 and 86, which were

Dr.GRR, J ccca_169_1994

subsequently rectified as 285 and 286 in Survey No.107 (old) (New Survey

No.134) from one Smt.Akbarunnisa Begum, D/o. late Nawab Huzur Yar Jung

under a registered sale deed dated 21.08.1965 for a sum of Rs.2,000/-. After

purchase, the vacant possession of the plots was delivered to the plaintiff by her

vendor. The plaintiff obtained permission from the Municipal Corporation of

Hyderabad (for short "MCH") for construction of shed in the open land and

constructed a temporary shed. The plaintiff's vendor's father late Nawab Huzur

Yar Jung purchased Survey No.107 (old) known as Akbar Bagh in the auction

conducted by the High Court in execution of a decree. An objection petition

was filed by Sarf-e-khas with regard to the ownership and possession of the said

property and the same was dismissed by the High Court in its original

jurisdiction in Case No.89/2 of 1334 Fasli. Subsequent to the dismissal of claim

petition, the High Court in its original jurisdiction in Case No.109/1953-54 vide

judgment dated 31.08.1954 declared the plaintiff's vendor as absolute owner of

the land and delivered possession to the plaintiff. The plaintiff's vendor paid

land revenue as per the Dharakha to the Tahsil, Hyderabad (West), which was

entered in Kirdi No.200, page No.303. Subsequently Survey NfFo.107 (old)

was divided into several plots as per layout plan sanctioned by the High Court.

The plaint schedule plots bearing Survey Nos.85 & 86 admeasuring 1776 square

yards was part of Survey No.107 (old), Akbar Bagh, Malakpet, Hyderabad,

which was the subject matter of the suit. Since the date of purchase, the

Dr.GRR, J ccca_169_1994

plaintiff was in exclusive possession and enjoyment of the plaint schedule

property without any hindrance and interruption. The defendant No.1 was the

husband of defendant No.2. Taking advantage of temporary absence of the

plaintiff and her husband in the last week of May, 1978, the defendants 1 and 2

trespassed into the plaint schedule property and forcibly erected a shed in the

suit property. The plaintiff made complaint of trespass and illegal possession of

the defendants to police, but the police did not take any action. As the

defendants failed to vacate the schedule property inspite of repeated demands

and requests made by the plaintiff, the plaintiff filed the suit seeking the relief

of recovery of possession by evicting the defendants or anyone claiming

through them.

7. The defendants 3 and 4 were brought on record in the suit in the year

1979 under Order I Rule 10 of CPC.

8. The defendants 1 to 3 filed written statement contending that one Sri

Khaja Moinuddin was the absolute owner, possessor and pattedar of the land

bearing old Survey Nos.105 to 107 (corresponding to new Survey Nos.131 to

134) including their sub-division numbers situated opposite to Mahboob

Mansion, Malakpet, Hyderabad. The patta of the above said land was granted

in the year 1340 Fasli in favor of said Sri Khaja Moinuddin. Sri Khaja

Moinuddin had been in possession and enjoyment of the above said land even

Dr.GRR, J ccca_169_1994

prior to the date of mutation of patta in his name. One Birbhangirji got attached

the old Survey No.107 of Malakpet Village in execution of a decree against

Smt.Akbarunnisa Begum, the alleged vendor of the plaintiff. Sri Khaja

Moinuddin filed an objection petition in the year 1350 Fasli before the High

Court of Hyderabad in its original jurisdiction. The High Court of Hyderabad

allowed the said objection petition filed by Khaja Moinuddin in respect of the

above said land bearing old Survey No.107 of Malakpet Village. The alleged

vendor of the plaintiff viz., Smt.Akbarunnisa Begum was a party (Judgment-

debtor) to the above said proceedings. The said judgment of the High Court of

Hyderabad was binding on Smt.Akbarunnisa Begum and also others claiming

under her including the plaintiff. While being in continuous and uninterrupted

possession and enjoyment of the said land bearing Survey Nos.105 to 107 (old)

corresponding to new Survey Nos.131 to 134 of New Malakpet Village, the said

Khaja Moinuddin divided a major portion of his land into plots and prepared a

layout and submitted the same for sanction to the MCH in the year 1961. The

MCH, after verification of the relevant documents of said Khaja Moinuddin,

granted sanction of layout in his favor in the year 1963. The said Khaja

Moinuddin alienated or otherwise disposed of the plots in the above said layout

to various persons. The purchasers of the plots had been in possession and

enjoyment of their respective plots by constructing houses thereon and living in

them without any objection or interference from any quarter.

Dr.GRR, J ccca_169_1994

8.1. The defendants 1 to 3 further submitted that they purchased plot Nos.238,

255 and 256 totally admeasuring 730 square yards from the above said layout of

Khaja Moinuddin in old Survey No.107 corresponding to new Survey No.134 in

Malakpet, Hyderabad, in the name of defendant No.2 from the said Khaja

Moinuddin through his son and General Power of Attorney (for short "GPA")

agent Sri K.Habeebuddin under a registered sale deed dated 19.03.1971 for

valuable consideration. The said vendor had put the defendants in physical and

actual possession of the said plots of land on the date of the sale deed itself.

While being in possession and enjoyment of the said lands, the defendants

through defendant No.2 applied to MCH in the year 1971 itself for permission

to construct a small house and compound wall on the above said plots of land.

The MCH granted permission for the above said construction on 06.08.1971.

Accordingly, the defendants made pucca construction on the above said land in

pursuance of the sanction granted by the MCH. After completion of the said

construction, the MCH assessed the newly constructed house for property tax

and allotted Municipal Number 16-2-147/55/A. The defendants also made

additions to the above said house on the other plots of land subsequently. The

defendants through defendant No.2 again applied to the MCH for further

construction and additions to the already constructed house on the above said

plots of land. The MCH granted permission for the above said construction on

16.08.1978. Accordingly, the defendants constructed a building in the above

Dr.GRR, J ccca_169_1994

said plot of land on the existing house. Subsequently on 22.05.1979, the

defendants through defendant No.2 again applied to the MCH for construction

of first floor on the existing ground floor premises bearing No.16-2-147/55/A

standing on the said plot Nos.238, 255 and 256 in the above said layout of

Khaja Moinuddin in old Survey No.107 (new Survey No.134) of Malakpet,

Hyderabad. The MCH accordingly granted permission for construction of first

floor on 11.09.1979. The defendants thereafter constructed the first floor on the

existing ground floor premises as per the sanctioned plan. Since the date of

purchase, the defendants had been in continuous and uninterrupted possession

and enjoyment of the said property as absolute owners thereof, by living therein

and also by letting out portions of the said premises to various tenants. Prior to

the said purchase, Sri Khaja Moinuddin, their vendor and the original owner,

the pattadar of the said land bearing old Survey Nos.105 to 107 (corresponding

to new Survey Nos.131 to 134) of Malakpet Village had been in continuous and

uninterrupted possession and enjoyment of the above said lands as absolute

owner thereof even prior to 1340 Fasli. The defendants had been paying water

and electricity consumption charges regularly. The defendants and their family

members were living in the said premises and tethering their cattle in the suit

property. They had also let out some portions of the building to tenants and had

been receiving rents from them.

Dr.GRR, J ccca_169_1994

8.2. The defendants 1 to 3 further submitted that the alleged vendor of the

plaintiff viz., Smt.Akbarunnisa Begum had no right, title or interest in the suit

schedule property at any point of time and as such she could not convey any

right, title or interest in respect of the suit schedule property to the plaintiff.

Even otherwise, the said Akbarunnisa Begum had already executed a sale deed

in respect of the suit schedule property long prior to the alleged sale in favor of

the plaintiff and as such she had no subsisting title or interest in the suit

schedule property. The plaintiff and her husband were fully aware that the suit

schedule property originally belonged to the vendor of the defendants viz., Sri

Khaja Moinuddin. The plaintiff's husband Nagappa himself had purchased a

plot of land in the year 1960-61 itself in the layout of Sri Khaja Moinuddin in

Survey No.107 from the very same vendor Sri Khaja Moinuddin and also

constructed a house thereon. Even the land on which the house bearing No.16-

2-147/22 has been constructed by the plaintiff and her husband, in which they

were residing presently, originally belonged to Sri Khaja Moinuddin. The

plaintiff in order to blackmail the defendants and to make wrongful gain filed

the present suit, which was false, frivolous, vexatious and speculative, only to

harass the defendants and prayed to dismiss the suit with exemplary costs.

8.3. The defendants 1 to 3 further contended that the suit was time barred and

undervalued. The prevailing market value of the land in and around the suit

land was more than Rs.200/- per square yard at the time of presentation of the

Dr.GRR, J ccca_169_1994

plaint before the Court. The total value of the suit schedule property @

Rs.200/- per square yard would work out to Rs.3,55,200/- and the plaintiff

ought to have paid Court fee on 3/4th of the above said market value of the suit

schedule property, as she had claimed the relief of possession. The plaintiff

valued the relief of possession under incorrect provision of the Court Fee Act.

8.4 They also further contended that the suit was filed long after the period of

limitation. The plaintiff herself admitted that she has lost her possession of the

suit schedule property 12 years prior to the presentation of filing of the suit

before the Court. As such, the suit was not maintainable either in law or on

facts and the same deserves to be dismissed.

8.5. The defendants 1 to 3 further contended that the description and identity

of the suit schedule property was not clear and they were very vague. It was

very difficult to locate the suit schedule land as per the schedule of property

given in the plaint. The plaintiff was trying to falsely claim the land belonging

to the defendants under the guise of the alleged sale deed. The plaintiff had

given Survey Nos.85 and 86 in Survey No.107 in the plaint schedule. There

were no such survey numbers in or around the suit land of the defendants. Even

the house number given in the plaint as 16-2-147/53-54 was not in existence in

or around the property of the defendants. The said Municipal number did not

pertain to the property in the rightful possession and enjoyment of the

Dr.GRR, J ccca_169_1994

defendants. The cause of action shown in the plaint was imaginary and had

been created only for the purpose of filing the suit. The defendants were in

lawful possession of the suit schedule property since long time, as such they

were entitled to be remained in possession in their own right.

9. The defendant No.4 filed written statement contending that the premises

owned and possessed by the defendant was bearing No.16-2-147/55. The suit

was filed for recovery of possession of premises bearing No.16-2-147/53-54, as

such the defendant No.4 was not a necessary party. The plaintiff had no cause

of action against the defendant and the suit was liable to be dismissed on the

ground of misjoinder of parties alone. She also contended that the suit was

undervalued at Rs. 1,42,000/- and it ought to have been valued for Rs.3,60,000/-

and Court fee ought to have been paid thereupon accordingly. The plaint was

liable to be rejected on that ground.

9.1. The defendant No.4 further contended that the premises in possession of

the defendant was in Plot No.237. The plot was sold to Mohd.Issa by one Khaja

Moinuddin vide registered document on 24.04.1961 for a valuable sale

consideration. The said Mohd.Issa in his turn sold the said plot to one Sri

C.Vaikuntam for a valuable consideration on 16.06.1961. The said

C.Vaikuntam sold the same by registered sale deed dated 19.09.1961 to Sri

V.Keshava Reddy, who inturn sold the same to one Sri K.Ratna Reddy under

Dr.GRR, J ccca_169_1994

registered sale deed dated 18.11.1963. Sri K.Ratna Reddy obtained municipal

permission for construction of sheds in the said plot and constructed two rooms.

The premises was numbered as 16-2-147/55 admeasuring 220 square meters.

He also obtained connections of electricity and water from the authorities to the

said premises. The said Ratna Reddy sold the said plot to Smt. K.Laxmi Bai for

a consideration of Rs.4,000/- under a registered sale deed dated 27.06.1968.

The said Smt.K.Laxmi Bai inturn sold the said plot to the defendant under

registered sale deed dated 12.09.1968 for a consideration of Rs.5,000/-. The

defendant there after obtained municipal permission for construction of building

vide Permit No.15/37 of 1972 from the MCH and constructed the same thereon.

The defendant had been in continuous and uninterrupted possession and

enjoyment of the said premises from 1968. Earlier to 1968, as could be seen

from the various sale deeds of her predecessors-in-title, they were in continuous

possession and enjoyment of the same as true owners. The plaintiff was aware

of all the said facts. The defendant apart from her sale deeds, even otherwise

had perfected her title to the premises under possession and enjoyment of which

she had always been asserting as the owner thereof. The plaintiff was ill-

advised to file the suit for the purpose of illegally grabbing the property of the

defendant, which infact was not the subject matter of the suit and prayed to

dismiss the suit with exemplary costs.

Dr.GRR, J ccca_169_1994

10. Basing on the said pleadings, the trial court framed the issues as follows:

i) Whether the plaintiff had valid and subsisting title to the suit property?

ii) Whether the plaintiff had been in possession of the suit property till 1978?

iii) Whether the alleged encroachment by the defendants on the suit land was proved?

iv) Whether the suit was barred by limitation?

v) Whether the suit property was in Survey Nos.85 and 86 of Malakpet Village,

Hyderabad?

vi) Whether the valuation of the suit and Court fee thereon were not correct?

vii) Whether the plaintiff was entitled for recovery of possession of suit property?

viii) To what relief?

11. The husband of the plaintiff was examined as PW.1 and the building

material supplier was examined as PW.2. Exs.A1 to A16 were marked on

behalf of the plaintiff. The defendant No.3, the son of defendants 1 and 2 was

examined as DW.1. The husband of defendant No.4 was examined as DW.2.

Exs.B1 to B54 were marked on behalf of the defendants. Out of these exhibits

Exs.B32 to B54 pertain to defendant No.4.

12. On considering the oral and documentary evidence on record, the trial

court decided the issues 5 and 6 in favor of the plaintiff and decided the other

Dr.GRR, J ccca_169_1994

issues against the plaintiff holding that the plaintiff failed to prove her title and

possession over the schedule property and that the suit was barred by limitation.

13. Aggrieved by the dismissal of the suit, the plaintiff preferred this appeal.

14. Heard Sri P.Gangaiah Naidu, learned Senior Counsel representing Sri

N.Bharat Babu, learned counsel for the appellant on record and Sri I.V.Radha

Krishna Murthy, learned counsel for respondent No.8 (LR of respondent No.4),

Sri M.R.S.Srinivas, learned Senior Counsel for respondents 9 to 11 (LRs of

deceased respondent No.6) and Sri K.G.Krishna Murthy, learned Senior

Counsel representing Ms.K.Kiran Mayee, learned counsel for the respondents

12 to 14 (LRs of deceased respondent No.3).

15. Learned Senior Counsel for the appellants contended that the suit

property and the property being claimed by the defendants were different and

distinct. The suit land was in Survey No.107 (old), Survey No.134 (new) of

Akbar Bagh, Malakpet, Hyderabad, whereas the land claimed by the defendants

was located in Old Malakpet, Hyderabad. The respective Survey Numbers,

extent of land, location and even the boundaries were not tallying with one

another. In such circumstances, the trial court ought to have framed a specific

issue as to whether the suit property and the property claimed by the defendants

was one and the same. However, the trial court failed to frame such a crucial

issue, which was central to resolving the entire dispute. Non-framing of

Dr.GRR, J ccca_169_1994

relevant issue was fatal and the said omission rendered the entire proceedings

defective warranting a remand for proper adjudication. Order XLI Rule 25 of

CPC would enable this Court to frame an issue and direct the trial court to try

the issue and relied upon the judgment of the Hon'ble Apex Court in Makhan

Lal Bangal v. Manas Bhunia and Others 1 on the aspect that:

"19. ... The stage of framing the issues is an important one inasmuch as oh that day the scope of the trial is determined by laying the path on which the trial shall proceed excluding diversions and departures there from. The date fixed for settlement of issues is, therefore, a date fixed for hearing. The real dispute between the parties is determined, the area of conflict is narrowed and the concave mirror held by the court reflecting the pleadings of the parties pinpoints into issues the disputes on which the 'two sides differ. The correct decision of civil lis largely depends on correct framing of issues, correctly determining the real points in controversy which need to be decided."

15.1. Learned Senior Counsel for the appellants further relied upon the

Division Bench judgment of the High Court of Andhra Pradesh in Maddala Sai

Lakshmi v. Medisetti Lakshmi Narasamma and Others 2, wherein also it was

held that:

"10. Before parting, we are very often coming across a situation where it is noticed that the issues as framed at the inception are not correctly representing the dispute in between the parties.

AIR 2001 SC 490

2006 (3) ALT 708 (DB)

Dr.GRR, J ccca_169_1994

We are conscious of the fact that immediately after filing any written statement, no serious attention is being paid by either side in the Court below nor due assistance is given at the time of framing issues. No draft issues are being filed at that stage. No attempt is made to point out whether the issues as framed are proper at the stage of commencement of trial. It is only after proceeding with the trial or may be at a later stage, including arguments stage, it is noticed that the issues are not properly framed and it requires reframing. This is a clear instance where the Court below totally lost sight of the core dispute, which arises between the parties, in regard to the adoptions as set up by them in their respective pleadings and yet, we do not find any issue framed thereon. To avoid such lapses or late realization, in every case, before commencement of trial, a specific date has to be posted for hearing both the sides once again on the issues, to see if they have been properly framed or needs any reframing and it is only after such exercise is done, the trial should be allowed to commence and proceeded with. Even at the hearing, both the sides can be called upon to file any draft issues for warranting reframing. This exercise ultimately can safely avoid orders of remand by Appellate Courts, as is being done in this case."

15.2. Learned Senior Counsel for the appellants further contended that the

claim of the plaintiff that the suit land was purchased from Smt.Akbarunnisa

Begum was duly established through oral and documentary evidence. The

registered sale deed dated 21.08.1965 contained all the essential particulars /

recitals required for lawful transfer of the ownership including source of title,

survey number, location, extent and boundaries. In contrast, the recitals in the

sale deed of defendants were vague, incomplete and ambiguous. The conduct

Dr.GRR, J ccca_169_1994

of the defendants was neither bonafide nor credible. In such circumstances, the

burden would lie on the defendants to establish their right over the suit property

by producing clear and conclusive evidence. The plaintiff discharged her initial

burden, as such, the burden would shift to the defendants to prove their title and

disprove the title of the plaintiff. In the instant case, the defendants failed to do

so and hence the suit ought to have been decreed as prayed for. He further

contended that the plaintiff was in possession of the property, which was

admittedly purchased under a registered sale deed prior to the purchase of

defendants. Since the defendants' purchase of property was subsequent to the

plaintiff's purchase, the burden would lie upon the defendants to establish their

right over the property. However, the defendants failed to rebut the plaintiff's

title and possession up to the year 1978. Even if the defendants had a valid title

in respect of some other property, it would not confer upon them any right to the

plaintiff's property. The defendants 1 to 3 relied upon Exs.B1 to B31 to

establish their title over the land to an extent of 730 square yards. However, the

said property was different and distinct from the suit schedule property. Merely

showing title over the land not related to the suit land would not entitle the

defendants to claim any right over the suit land. Their documents and evidence

pertain to a different parcel of land and had no bearing on the present dispute.

The defendants developed their case in the written statement as if their land was

in Survey No.107 (old), Survey No.134 (new), Akbar Bagh, Malakpet,

Dr.GRR, J ccca_169_1994

Hyderabad. Such an attempt should not have been allowed by the trial court.

Their sale deed marked under Ex.B11 would not disclose the source of title,

exact extent of land, survey numbers, location and boundaries. Insufficient and

ambiguous document would not help the party in relying on it for any purpose.

15.3. Learned Senior Counsel for the appellants further contended that the sale

deed of defendants 1 to 3, dated 19.03.1971 was said to be executed by one

Khaja Habeebuddin as GPA holder of his father Khaja Moinuddin. Notably, the

said Khaja Moinuddin earlier filed O.S.No.2089 of 1973 for declaration and

mandatory injunction in respect of land in Survey Nos.105 to 107 particularly

claiming that the total land in Survey No.107 was Ac.17.1 guntas as against the

Ac.-12-20 guntas and he was unsuccessful. Similarly, another suit O.S.No.22

of 1970 was filed by him which also met the same fate. The observations of the

Court in both the judgments (Exs.A12 to A16) was that their possession of any

portion of land in Survey No.134 was doubtful and hence held that they were

not in possession of the land. The Court also held that to the knowledge of

Khaja Moinuddin, Smt.Akbarunnisa Begum sold out several plots and they

constructed buildings even and as such the claim of Khaja Moinuddin was not

entertainable at that stage. The entries in the revenue records relied by the

defendants had been considered in the suits filed by their vendor and ruled out

that they were not conclusive proof of title. In view of the judgments of this

Court, the defendants could not claim any property through Khaja Moinuddin

Dr.GRR, J ccca_169_1994

much less the suit property. The plaintiffs made out a strong case for the relief

sought for in the suit and the evidence produced would clinchingly establish

their title and possession over the suit land till 1978. The defendants failed to

make out even a prima facie case to establish their right over the suit land.

Their entitlement for possession on the strength of Exs.B11 and B12 which

related to some other land was unlawful and unsustainable and prayed to set

aside the judgment and decree dated 21.02.1994 in O.S.No.531 of 1982 passed

by the learned V Additional Judge, City Civil Court, Hyderabad and decree the

suit as prayed for or alternatively to remand the matter to the trial court for

consideration by framing the relevant issue relating to the properties claimed by

both the parties.

16. Learned Senior Counsel for the respondents 12 to 14, the LRs of

respondent No.3 contended that the suit was filed for eviction and delivery of

vacant possession. The defendant no.3 purchased the property through Ex.B11.

The respondent No.3 - defendant No.3 obtained municipal permission vide

Ex.B13 and constructed a building. The suit was barred by limitation, as the

plaintiff herself admitted that she lost her possession of the suit schedule

property 12 years prior to the filing of the suit. The trial court dismissed the suit

on the said ground also. The issues framed cover the case of the plaintiff and

there was no need to frame any additional issue. As an abundant caution, the

trial court also framed the issue on title, though it was strictly not necessary.

Dr.GRR, J ccca_169_1994

The plaintiff had not taken any steps for identification of property by a surveyor

or by appointment of an Advocate Commissioner. The plaintiff never entered

into witness box. The husband of the plaintiff examined as PW.1, had not filed

the GPA. No GPA was marked as an exhibit. The defendant No.3 was

examined as DW.1. The defendant No.3 (DW.1) filed Exs.B8 and B9, the

sessala pahani and khasra pahani, which were reflecting the name of Khaja

Moinuddin, their vendor. The plaintiff did not challenge the sale deed of the

defendant till date, though there was a cloud over his title. No link document

pertaining to the vendor of the plaintiff was filed by the plaintiff. The common

judgment marked under Ex.A14 had no relevance to the facts of the case. The

claim petition filed by Sri Khaja Moinuddin, the vendor of the defendants was

allowed stating that the property could not be attached. The said order was not

challenged by the plaintiff or her vendor and relied upon the judgments of the

Hon'ble Apex Court in Anathula Sudhakar v. P.Buchi Reddy (dead) by LRs.

& Others 3, Muddasani Venkata Narsaiah (dead) per LRs v. Muddasani

Sarojana 4, Rangammal v. Kuppuswami and Another 5 and A.Subramanian

v. R.Paneerselvam6 and of the judgment of this Court in Patti Manemma v.

Balamani & Others 7.

2008 (4) SCC 594

(2016) 12 SCC 288

AIR 2011 SC 2344

AIR 2021 SC 821

MANU/TL/0898/2022

Dr.GRR, J ccca_169_1994

17. Learned Senior Counsel for the respondents 9 to 11 (LRs of respondent

No.6) contended that the plaintiff filed the suit against the defendants seeking

the relief of eviction and delivery of vacant possession. The relief of eviction

could be granted only when there was a jural relationship between the parties or

when the defendant was in permissive possession. The plaintiff had not used

the word "ejectment". There was a distinction between the suit for eviction and

ejectment and relied upon the judgment of the Hon'ble Apex Court in Brahma

Nand Puri v. Nelci Puri (since deceased) represented by Mathra Puri and

Another8. He further contended that the rectification deed (Ex.A10) was filed

by the plaintiff during the pendency of the suit after an objection was taken by

the defendants in their written statement on 11.10.1982. Ex.A10 was not

executed by the same person, who executed Ex.A1 sale deed. The said

document marked under Ex.A10 was not valid. It was created. Both the parties

were claiming title from two different sources. When there was a cloud, the

plaintiff ought to have filed a suit for declaration. Mere filing a suit for

recovery of possession was not sufficient and relied upon the judgment of the

Hon'ble Apex Court in Anathula Sudhakar v. P.Buchi Reddy (dead) by LRs.

& Others (cited supra).

17.1. Learned Senior Counsel for the respondents 9 to 11 further relied upon

the judgment of the Hon'ble Apex Court in Union of India and Others v.

AIR 1965 SC 1506

Dr.GRR, J ccca_169_1994

Vasavi Co-operative Housing Society Limited and Others 9 on the aspect that

the entire burden would lie upon the plaintiff to prove his case, wherein it was

specifically held that:

"18. In Nagar Palika, Jind v. Jagat Singh, Advocate [(1995) 3 SCC 426], this Court held as under:

"The onus to prove title to the property in question was on the plaintiff. In a suit for ejectment based on title it was incumbent on the part of the court of appeal first to record a finding on the claim of title to the suit land made on behalf of the plaintiff. The court is bound to enquire or investigate that question first before going into any other question that may arise in a suit."

19. The legal position, therefore, is clear that the plaintiff in a suit for declaration of title and possession could succeed only on the strength of its own title and that could be done only by adducing sufficient evidence to discharge the onus on it, irrespective of the question whether the defendants have proved their case or not. We are of the view that even if the title set up by the defendants is found against, in the absence of establishment of plaintiff's own title, plaintiff must be non- suited."

17.2. Learned Senior Counsel for the respondents 9 to 11 further relied upon

the judgment of the Hon'ble Apex Court in Vidhyadhar v. Manikrao and

(2014) 2 SCC 269

Dr.GRR, J ccca_169_1994

Another10 on the aspect that where a party to the suit does not appear in the

witness box and states his own case on oath and does not offer himself to be

cross-examined by the other side, a presumption would arise that the case set up

by him is not correct and an adverse inference need to be drawn against him.

17.3. Learned Senior Counsel for the respondents 9 to 11 further relied upon

the judgment of this Court in Poreddy Venkata Narisireddy (died) per LRs.

V. Mukkamala Venkata Narasamma (dead) per LRs.11 on the aspect that

Rule 32 of the Civil Rules of Practice is mandatory and the failure of the GPA

holder to seek the permission of the Court before taking any steps in the

proceedings is fatal.

17.4. Learned Senior Counsel for the respondents 9 to 11 further contended

that the property claimed by the plaintiff and defendants were entirely different.

Their extents, plots, boundaries were not matching with each other. Once

identification was in dispute, burden would lie heavily on the plaintiff to show

that the property claimed by her was the same in possession of the defendants.

The plaintiff also would need to establish that Exs.A1 and A10 were both

relating to the same property. The admissions made by PW.1 also would

disclose that the building was constructed by defendants 3 and 4 in the year

1967. As such, the defendants were in possession since 1967. There was a

AIR 1990 SC 1441

2019 (3) ALT 36 (SB)

Dr.GRR, J ccca_169_1994

presumption forward and backward with regard to the possession of the

defendants. From 1961 onwards, the defendants or their predecessors were in

possession. Considering all these aspects, the trial court rightly dismissed the

suit and prayed to dismiss the appeal.

18. Learned counsel for respondent No.8 (LR of respondent No.4) contended

that defendant No.4 was the mother of respondent No.8. The defendant No.4

died on 19.09.2004. Subsequently, the LRs of defendant No.4 were brought on

record in the year 2018. Originally, the respondent's mother was not party to

the proceedings. She was brought on record in the year 1979 under Order I

Rule 10 of CPC. But the appellant - plaintiff failed to bring consequential

amendments as per Rule 28 of Civil Rules of Practice. The same was fatal since

there was no cause of action against defendant No.4. There was no prayer in the

suit against defendant No.4. It was settled principle of law that without

pleading there could not be any relief against any defendant. Assuming that the

suit was based on title and recovery of possession, Article 65 of the Limitation

Act, 1963 would come into operation. As per the said Article, 12 years

limitation period was prescribed. Admittedly, the vendor's vendor of defendant

No.4 i.e. K.Ratna Reddy obtained permission from the Municipal Authorities

and a door number was allotted as 16-2-147/55 in the year 1965. The

predecessors of defendant No.4 obtained Municipal Number in the year 1965

itself. As such, the suit against defendant No.4 was hopelessly barred by

Dr.GRR, J ccca_169_1994

limitation. The title of defendant No.4 and her vendors were marked as

Exs.B33 to B38. The appellant - plaintiff miserably failed to show that the

property of the respondents was part of the suit schedule property. Apart from

that there was no pleading to show that H.No.16-2-147/55 constructed on plot

No.237 was part of the suit schedule property. As per the pleadings of the

plaint, the plaintiff was dispossessed by defendants 1 and 2. But there was no

pleading as to when defendant No.4 had dispossessed the plaintiff and occupied

the suit schedule property. Infact, the defendant No.4 purchased the property

under registered sale deed. The vendors of defendant No.4 originally purchased

plot No.237 in the year 1961 and subsequently K.Ratna Reddy, predecessor-in-

title of defendant No.4 obtained permission in the year 1965 and constructed a

house. Therefore, the question of any dispossession of the plaintiff in respect of

plot No.237 in May 1978 would not arise at all.

18.1. Learned counsel for respondent No.8 further contended that the plaintiff

had not entered into the witness box and since she failed to enter into the

witness box, an adverse inference could be drawn against her and relied upon

the judgment of the Hon'ble Apex Court in Vidhyadhar v. Manikrao and

Another (cited supra). He further contended that as per the pleadings in the

plaint, there was a cloud over the title of the plaintiff, as such the plaintiff ought

to have converted the suit claiming the relief of declaration apart from recovery

of possession. He further contended that as the plaintiff's title was at stake, the

Dr.GRR, J ccca_169_1994

plaintiff has to file a suit for declaration and recovery of possession and relied

upon the judgment of the Hon'ble Apex Court in Anathula Sudhakar v.

P.Buchi Reddy (dead) per LRs and Others (cited supra). He further

contended that the father of the plaintiff's vendor did not have title for the suit

schedule property. Hence, the plaintiff could not have better title than him.

Though the plaintiff contended that she was in possession of 1776 square yards,

even for the sake of arguments, if the total extent of the defendants was

calculated, it was not more than 900 square yards. What happened to the

remaining extent was not explained by the plaintiff. The plaintiff was unable to

prove that she was in possession of even one square yard in respect of the suit

schedule property. The court below on considering all the aspects rightly held

that the suit of the plaintiff was devoid of merits by giving cogent reasons.

Apart from that, the respondents clearly demonstrated their title and possession

and that their property was not part of the suit schedule property and prayed to

dismiss the appeal.

19. Now the points for consideration in this appeal are:

1) Whether the failure of the plaintiff to enter into witness box is fatal to her case?

2) Whether the suit filed by the plaintiff for recovery of possession alone is maintainable?

Dr.GRR, J ccca_169_1994

3) Whether the plaintiff is able to prove her possession over the suit schedule property till May 1978 and was entitled to claim the relief of recovery of possession from the defendants 1 to 4 or their LRs?

4) Whether the suit is barred by limitation?

5) To what relief?

20. POINT No.1:

Whether the failure of the plaintiff to enter into the witness box is fatal to her case?

As seen from the record, the plaintiff filed the suit in her own capacity.

She did not enter into the witness box. Her husband was examined as PW.1.

No GPA was given by her to her husband to depose on her behalf. As per his

evidence, he purchased the suit schedule property in the name of his wife, he

was acquainted with the facts of the case and gave evidence on her behalf.

Learned counsel for the respondents contended that the same was not

permissible and an adverse inference would need to be drawn against the

plaintiff when the plaintiff failed to enter into the witness box and relied upon

the judgment of the Hon'ble Apex Court in Vidhyadhar v. Manikrao &

Another (cited supra), wherein it was held that:

"17. Where a party to the suit does not appear into the witness box and states his own case on oath and does not offer himself to be cross examined by the other side, a presumption would arise that the case set up by him is not correct as has been held

Dr.GRR, J ccca_169_1994

in a series of decisions passed by various High Courts and the Privy Council beginning from the decision in Sardar Gurbakhsh Singh v. Gurdial Singh and Another [AIR 1927 PC 230]. This was followed by the Lahore High Court in Kirpa Singh v. Ajaipal Singh and Ors. [AIR (1930) Lahore 1] and the Bombay High Court in Martand Pandharinath Chaudhari v. Radhabai Krishnarao Deshmukh [AIR (1931) Bombay 97]. The Madhya Pradesh High Court in Gulla Kharagjit Carpenter v. Narsingh Nandkishore Rawat [AIR 1970 MP 225] also followed the Privy Council decision in Sardar Gurbakhsh Singh's case (supra). The Allahabad High Court in Arjun Singh v. Virender Nath and Another [AIR 1971 All 29] held that if a party abstains from entering the witness box, it would give rise to an inference adverse against him. Similarly, a Division Bench of the Punjab & Haryana High Court in Baghwan Dass v. Bhishan Chand and Others [AIR 1974 P&H 7] , drew a presumption under Section 114 of the Evidence Act against a party who did not enter into the witness box.

21. Admittedly, the suit was filed in the name of K.M.Kistamma,

W/o.Nagappa, showing her as the plaintiff. The registered sale deed document

marked as Ex.A1 is showing that the suit schedule property was purchased by

her. Learned counsel for the appellants contended that under Section 120 of the

Indian Evidence Act, 1872, a husband is competent to give evidence on behalf

of his wife and vice versa even in the absence of a written authority of power of

attorney, as such PW.1 was competent to give evidence on behalf of the

plaintiff.

Dr.GRR, J ccca_169_1994

22. On a perusal of Section 120 of Indian Evidence Act, 1872, it only

provides that in all civil proceedings, the parties to the suit, and the husband or

wife of any such party, shall be competent witnesses. This Section only says

that the spouse is a competent witness i.e. someone who can be examined in the

Court. It does not authorize the husband to step into the shoes of his wife and

testify on her behalf. There was a key distinction between a competent witness

and a substitute witness. A competent witness can testify if his evidence is

relevant, but a substitute witness cannot depose in the place of a party unless

validly authorized and having personal knowledge. Even a GPA holder cannot

depose for the principal on matters of personal knowledge as per the judgment

of the Hon'ble Apex Court in Janki Vashdeo Bhojwani & Another v.

Indusind Bank Limited & Others 12. So, a husband who was not even a GPA

holder, certainly cannot depose on behalf of his wife invoking Section 120 of

the Indian Evidence Act, 1872.

23. If the plaintiff is alive, competent and capable of deposing, she must enter

into the witness box herself. Her husband can only depose as a witness if he

had independent personal knowledge. If he was supporting her version, without

being a party or attorney holder, his testimony has limited evidentiary value. As

such, an adverse inference can be drawn against the plaintiff for not entering

into the witness box as per the judgment of the Hon'ble Apex Court in

(2005) 2 SCC 217

Dr.GRR, J ccca_169_1994

Vidhyadhar v. Manikrao & Another (cited supra). As such, this point is

answered accordingly against the appellant - plaintiff.

24. POINT No.2:

Whether the suit filed by the plaintiff for recovery of possession alone is maintainable?

The plaintiff filed the suit seeking the relief of recovery of possession

alone and not sought for any declaration of title. It was the contention of the

defendants that when there was a cloud over the title of the vendor of the

plaintiff, the suit for recovery of possession alone was not maintainable without

seeking the relief of declaration of title.

25. As seen from the written statement filed by the defendants 1 to 3, they

contended that the alleged vendor of the plaintiff Akbarunnisa Begum had no

right, title or interest over the suit schedule property at any point of time and

that she could not convey any better interest in respect of the suit schedule

property to the plaintiff. Neither the plaintiff nor her vendor were at any time in

possession and enjoyment of the suit schedule property and there was no

question of dispossession of the plaintiff from the suit schedule property. The

defendant No.4 also filed his written statement contending that the question of

dispossessing the plaintiff from the suit property never arose, as the plaintiff had

no manner of right, title or interest to the property belonging to the defendants.

Dr.GRR, J ccca_169_1994

26. Thus, the defendants raised a cloud over the title of the vendor of the

plaintiff and contended that the vendor of the plaintiff who had no title could

not pass a better title to the plaintiff.

27. When the plaintiff had ownership over the suit schedule property and

when her title was not seriously disputed and when he or she was dispossessed

and if the ownership of the plaintiff was admitted or not seriously contested, a

simple suit for possession is maintainable without seeking declaratory relief. A

person without title, but in lawful possession can also sue for possession under

Section 6 of the Specific Relief Act, 1963, if he was dispossessed without

following due process of law, as there is no need to prove his ownership and

possession itself is sufficient under the above Section. If the possession follows

from derivative title like lessee, licensee, mortgagee, they can sue for possession

based on their possessory right alone without seeking the relief of declaration of

ownership. A tenant, who was wrongfully evicted can file a suit for possession

without seeking any declaration because the right to possession flows from

tenancy. But, however, when title is seriously disputed or clouded and when the

defendants sets up rival title and the plaintiff's title is not clear and it was

contended that the plaintiff was never in possession of the suit schedule

property and the plaintiff had not filed the suit basing solely on prior possession,

filing a bare suit for possession is not maintainable without seeking the relief of

declaration.

Dr.GRR, J ccca_169_1994

28. The Hon'ble Apex Court in Annamalai v. Saraswathi 13 held that when

the title is in serious dispute and cannot be established without a declaration, a

bare suit for possession is not maintainable.

29. As the suit was filed by the plaintiff basing on her title placing reliance

upon Ex.A1 registered sale deed executed in her favor by her vendor and when

the defendants were raising a dispute over the validity of the title of the vendor

of the plaintiff, the plaintiff ought to have amended the suit seeking the relief of

declaration of title apart from the relief of recovery of possession.

30. Learned counsel for the respondents relied upon the judgment of the

Hon'ble Apex Court in Muddasani Venkata Narsaiah (dead) per LRs v.

Muddasani Sarojana (cited supra), wherein the Hon'ble Apex Court while

considering the question whether it was necessary to seek the relief of

declaration of title, held that:

"The plaintiff has filed the suit for possession on the strength of title and not only on the basis of prior possession. It was not a summary suit for ejectment filed under Section 6 of the Specific Relief Act, 1963. Thus, plaintiff could succeed in suit for possession on the strength of the title.

13. We are fortified in our aforesaid conclusion by a decision in Kurella Naga Druva Yudaya Bhaskara Rao v. Galla Jani Kamma [(2008) 15 SCC 150], wherein this Court has examined the question of maintainability of suit for possession

AIR 1960 Madras 36

Dr.GRR, J ccca_169_1994

without prayer for declaration of title. This Court has referred to its earlier decision in Anathula Sudhakar v. P. Buchi Reddy [(2008) 4 SCC 594], wherein the plaintiff had purchased the suit land under registered sale deed dated 10.4.1957 and the defendant did not claim the title with reference to any document but claimed to have perfected title by adverse possession. It was held by this Court that the said plea did not prima facie put any cloud over the plaintiff's title calling him to file suit for declaration of title. Unless there is serious cloud over the title of the plaintiff there is no need to file suit for declaration of title. The suit for possession was maintainable. This Court laid down as follows:

"16. The plaintiff had purchased the suit land under registered sale deed dated 10.4.1957. Defendant did not claim title with reference to any document but claimed to have perfected title by adverse possession. A mere claim by the defendant that he had perfected his title by adverse possession, does not mean that a cloud is raised over plaintiff's title and that the plaintiff who is the owner, should file a suit for declaration of title. Unless the defendant raises a serious cloud over the title of the plaintiff, there is no need to file a suit for declaration. The plaintiff had title and she only wanted possession and therefore a suit for possession was maintainable. We are fortified in this view by the following observations of this Court in Anathula Sudhakar v. P. Buchi Reddy (2008) 4 SCC 594:

"14. We may however clarify that a prayer for declaration will be necessary only if the denial

Dr.GRR, J ccca_169_1994

of title by the defendant or challenge to plaintiff's title raises a cloud on the title of plaintiff to the property. A cloud is said to raise over a person's title, when some apparent defect in his title to a property, or when some prima facie right of a third party over it, is made out or shown. An action for declaration, is the remedy to remove the cloud on the title to the property. On the other hand, where the plaintiff has clear title supported by documents, if a trespasser without any claim to title or an interloper without any apparent title, merely denies the plaintiff's title, it does not amount to raising a cloud over the title of the plaintiff and it will not be necessary for the plaintiff to sue for declaration. ...."

31. In the present case, the defendants were also claiming title basing upon

the registered sale deeds and were contending that their vendor Khaja

Moinuddin had filed a claim petition against one Birbhangirji and Akbarunnisa

Begum (vendor of the plaintiff) and the Court allowed the claim petition of

Khaja Moinuddin and held that Khaja Moinuddin was the owner of the land in

Survey No.107 and the said judgment is binding on Akbarunnisa Begum

(vendor of the plaintiff). As such a serious cloud was raised by the defendants

over the title of the vendor of the plaintiff. As such, the plaintiff ought to have

filed a suit for declaration apart from seeking the relief of recovery of

possession. Since the plaintiff failed to convert the suit seeking the relief of

declaration of title inspite of the pleadings of the defendants, who raised a cloud

Dr.GRR, J ccca_169_1994

over the title of the plaintiff, the suit filed by the plaintiff seeking the relief of

recovery of possession alone is not maintainable.

32. POINT No.3:

Whether the plaintiff is able to prove her possession over the suit schedule property till May 1978 and was entitled to claim the relief of recovery of possession from the defendants 1 to 4 or their LRs?

As the plaintiff is contending that she was in possession of the property

and that she was dispossessed by the defendants 1 and 2 in May, 1978, the

burden lies upon her to prove the said fact.

33. Section 101 of the Indian Evidence Act, 1872 states that the burden of

proving a fact lies upon the person, who asserts it. The Hon'ble Apex Court in

Rangammal v. Kuppuswami and Others (cited supra), held that:

"14. Section 101 of the Indian Evidence Act, 1872 defines `burden of proof' which clearly lays down that whosoever desires any court to give judgment as to any legal right or law dependent on the existence of facts which he asserts, must prove that those facts exist. When a person is bound to prove the existence of any fact it is said that the burden of proof lies on that person. Thus, the Evidence Act has clearly laid down that the burden of proving fact always lies upon the person who asserts. Until such burden is discharged, the other party is not required to be called upon to prove his case. The court has to examine as to whether the person upon whom burden lies has been able to discharge his burden. Until he arrives at such

Dr.GRR, J ccca_169_1994

conclusion, he cannot proceed on the basis of weakness of the other party."

34. The husband of the plaintiff was examined as PW.1. He stated that he

purchased plot Nos.285 and 286 comprising an area of 1776 square yards as

against the pleadings in the plaint that the plaintiff purchased an open land

admeasuring 1776 square yards in Survey Nos.85 and 86 situated at Akbar

Bagh, Malakpet, Hyderabad from Akbarunnisa Begum, D/o.late Nawab Huzur

Yar Jung under a registered sale deed on 21.08.1965 for a sum of Rs.2,000/-.

He stated that he applied for permission for construction to the Municipal Office

and obtained permission vide Ex.A3. But he had not stated about constructing

of any house by the plaintiff in the suit schedule property. He only stated that in

the year 1978 in the month of May, the defendants forcibly occupied the land

purchased by the plaintiff taking advantage of plaintiff's absence.

35. In his cross-examination, he stated that he did not remember in respect of

which plots he had taken permission and vaguely stated that it could be plot

Nos.285 and 286. He stated that he applied for permission for the plot numbers,

which were mentioned in the sale deeds and that it was in the year 1965, he

obtained permission. He stated that a sanction plan was also issued along with

permission, but he did not remember whether the original permission and

sanction plan were filed in the Court. He stated that the original permission,

which was obtained in the year 1965 was lost.

Dr.GRR, J ccca_169_1994

36. PW.1 stated that defendants 1 to 3 were in possession since 1978, but

could not say in how much land they were in occupation. He stated that they

lodged a police complaint. But the police did not come. He did not know

whether the complaint was filed in the Court or not. He approached the

Advocate for issuing notice, but after taking time for about one year, the

Advocate returned all the papers and he did not know whether the Advocate

issued notice or not to the defendant.

37. Thus, no proof was filed by the plaintiff for lodging the police complaint

or issuing any notice to the defendants seeking to vacate the property. PW.1

admitted that there was a building over the suit schedule property, which was

constructed by defendants 3 and 4. He could not say in how much area it was

constructed but admitted that the said building was constructed in the year 1967.

It has got Municipal No.16-2-147/55-56. The house was standing in the names

of defendants 3 and 4. He admitted that previously there was no number for the

suit schedule house.

38. The admissions made by PW.1 were fatal to his case. When he was

admitting that a building was constructed in the year 1967 by defendants 3 and

4 and a house number was allotted to it at that time and there was no number for

the suit schedule house earlier, his stating that they were dispossessed in May,

1978 proves to be incorrect.

Dr.GRR, J ccca_169_1994

39. In his further cross-examination. PW.1 admitted that in Ex.A1 sale deed

Survey Nos.85 and 86 were mentioned. But it was plot Nos.285 and 286, but

not the survey numbers. In 1987, he got rectification of the mistakes crept in

Ex.A1 in respect of survey number as plot number. In Ex.A1, Survey Nos.85

and 86 were corrected as plot Nos.285 and 286. 10 years after filing of the suit

he got corrected the sale deed. He denied that by the time of getting the

rectified sale deed, defendants 1 and 2 constructed their house 20 years prior to

it.

40. Thus, there were no correct plot numbers in the sale deed purchased by

the plaintiff and the same were corrected 10 years after filing of the suit. When

the defendants had already constructed houses in the said plots making

corrections in her sale deed about the plot numbers subsequently raises a strong

suspicioin over the identity of the property. No document was filed by the

plaintiff to prove her vendor's title or possession over Survey No.107 (old) (new

Survey No.134). On the other hand, the defendants relied upon Ex.B6, order in

claim petition, which would disclose that Khaja Moinuddin filed the claim

petition against the father of the plaintiff's vendor and the said claim petition

was allowed. The said judgment in Case No.18/2 was marked as Ex.B6 and the

translation copy was marked as Ex.B7. The said judgment became final. When

the decree against the plaintiff's vendor's father has become final in respect of

land in Survey No.107 (old) (new Survey No.134), the plaintiff cannot claim

Dr.GRR, J ccca_169_1994

title for the very same land. Once the decree is passed against any person, the

same is binding. Without challenging the same, filing the suit is barred by res

judicata.. The judgment in the claim petition marked as Ex.B6 is binding on

Akbarunnisa Begum and the plaintiff herein. The plaintiff who has claimed title

from Akbarunnisa Begum cannot claim better title than that of Akbarunnisa

Begum.

41. The plaintiff relied upon Exs.A14 to A16, more particularly, Ex.A14

judgment which was the common judgment dated 18.06.1983 in

C.C.C.A.No.146 of 1979 and S.A.No.759 of 1983, wherein the Court

categorically held at page No.32 of the Judgment that the disputed land was not

part of old Survey No.107 (new Survey No.134). No credence can be placed on

Ex.A4 judgment as the subject matter of the said judgment does not relate to the

land in Survey No.107 (old) (new Survey No.134). When the entire dispute was

with regard to identification of the property, the plaintiff failed to file any

sanction plan or failed to take any steps to demarcate, localize the suit schedule

property by way of appointing an Advocate Commissioner.

42. The suit schedule property is an open plot admeasuring 1776 square

yards. Even if the plots of the defendants 1 to 3 and 4 were put together, the

extent is not more than 960 square yards i.e. 730 square yards of defendants 1 to

3 and 230 square yards of defendant No.4. Thus, the plaintiff must be in

Dr.GRR, J ccca_169_1994

possession of the balance extent of the property. However, the plaintiff failed to

show that she was in possession of the balance extent of the property also.

43. The evidence of PW.2, the building material supplier is to the extent that

when he supplied the material, PW.1 was residing in the site in asbestos and tin

sheets and he supplied two lorries of stone and moram to the site situated at

Akbar Bagh. The said evidence is no way useful to decide the title, ownership

or possession of the property.

44. As rightly contended by the learned counsel for the respondent No.8 - LR

of deceased defendant No.4, the suit was originally filed against defendants 1

and 2. The defendants 3 and 4 were subsequently impleaded as per the order

dated 11.07.1979. But the appellant - plaintiff failed to bring the consequential

amendments as per Rule 28 of Civil Rules of Practice. Admittedly, there were

no pleadings against defendants 3 and 4 that they had dispossessed the plaintiff

and occupied the suit schedule property. There was no pleading to show that

the H.No.16-2-147/55 constructed on plot No.237 was part of the suit schedule

property. In the absence of such pleading, it was not open for the plaintiff to

say that the property of the defendant was part of the suit schedule property.

45. The evidence adduced by defendant No.4 would disclose that the

defendant No.4 purchased the property under registered sale deed and the

vendors of defendant No.4 originally purchased Plot No.237 in the year 1961

Dr.GRR, J ccca_169_1994

and subsequently K.Ratna Reddy, predecessor-in-title of defendant No.4

obtained permission in the year 1965 and constructed a house. Therefore, the

question of any dispossession of the plaintiff in respect of plot No.237 would

not arise. When there was no pleading against defendant No.4, no relief can be

granted against defendant No.4.

46. The plaintiff cannot take advantage of the weakness of the case of the

defendants. The plaintiff has to prove her case basing on the strength of her

own pleadings and evidence adduced by her to prove her title and possession

over the suit schedule property. Whether the recitals in the sale deed of

defendants were vague, incomplete, and ambiguous are not valid considerations

to decide the suit. When the plaintiff failed to prove her case, the suit is liable

to be dismissed. There is no necessity to decide the aspect whether the suit

schedule property claimed by the plaintiff and the suit schedule property

claimed by the defendants are one and the same or distinct and different, as the

plaintiff had not sought for the relief of declaration of title. Even in a suit for

declaration of title, the burden heavily lies upon the plaintiff to prove that he or

she has a valid title over the suit schedule property and the case could not be

decided basing upon the weakness of the case of the defendants. As such, this

Court does not consider any necessity to re-frame any issue or to remand the

matter to the trial court.

Dr.GRR, J ccca_169_1994

47. The Hon'ble Apex Court in Union of India and Others v. Vasavi Co-

operative Housing Society Limited and Others (cited supra), held that:

"In a suit for declaration of title, the burden always lies on the plaintiff to make out and establish a clear case for granting such a declaration and the weakness, if any, of the case set up by the defendants would not be a ground to grant relief to the plaintiff. The legal position, therefore, is clear that the plaintiff in a suit for declaration of title and possession could succeed only on the strength of its own title and that could be done only by adducing sufficient evidence to discharge the onus on it, irrespective of the question whether the defendants have proved their case or not. Even if the title set up by the defendants is found against them, in the absence of establishment of the plaintiff's own title, the plaintiff must be non-suited."

48. Learned counsel for the respondents 12 to 14 (the LRs of respondent

No.3) also relied upon the judgment of the Hon'ble Apex Court in

A.Subramanian & Others v. R.Paneerselvam (cited supra), on the same

aspect.

49. As the plaintiff failed to prove her possession over the suit schedule

property till May 1978, which was the alleged date of her possession, she was

not entitled to claim the relief of recovery of possession from the defendants 1

to 4.

Dr.GRR, J ccca_169_1994

50. Point No.4:

Whether the suit is barred by limitation?

As point No.2 is answered holding that the plaintiff ought to have filed

the suit seeking the relief of declaration of title and that the suit for recovery of

possession alone is not maintainable without seeking the relief of declaration,

when her vendor's title was in cloud, the suit has to be filed within 3 years when

the right to sue first accrues as per Article 58 of the Schedule to the Limitation

Act, 1963. The right to sue first accrues when the plaintiff had the cause of

action to seek the declaration.

51. As PW.1 admitted that the defendants 3 and 4 constructed a building in

the suit schedule property in the year 1967 itself, the plaintiff's possession was

admittedly disturbed by the said date itself. The plaintiff filing the suit stating

that she was dispossessed in May, 1978 appears to be only to bring the suit

within the period of limitation claiming the relief of recovery of possession

alone. Not seeking the relief of declaration of title and only seeking the relief of

recovery of possession appears to be to bring the suit under Article 65. The

admission in cross-examination is crucial and unless explained will go against

the plaintiff's case. It can be considered as substantive evidence and can be

relied upon as it goes against the pleadings. As the documents filed by the

defendants would disclose that the defendants or their predecessors in interest

Dr.GRR, J ccca_169_1994

were in possession of the property since 1961 onwards, the suit was barred by

limitation even under Article 65.

52. Section 27 of the Limitation Act, 1963 deals with extinguishment of right

to property. It states that if a person is barred from instituting a suit for

possession of any property due to the expiration of the prescribed limitation

period, their right to that property is extinguished. As such, if someone fails to

sue to recover their property within the time limit, they loose their ownership

rights. It is a consequence of not acting within the prescribed time and applies

to cases where a person is seeking to recover possession of property. It is not

only a procedural right, but a substantive right having the effect of

extinguishing ownership over the property. This Section is an exception to the

general principle that Law of Limitation only bars the remedy but not the right.

As such, the plaintiff's right over the suit schedule property was also

extinguished and the plaintiff has to be non-suited on the said ground.

53. Point No.5:

To what relief?

In the result, the C.C.C.A is dismissed confirming the judgment of the

learned V Additional Judge, City Civil Court, Hyderabad in O.S.No.531 of

1982 in dismissing the suit.

No order as to costs.

Dr.GRR, J ccca_169_1994

As a sequel, miscellaneous applications pending in this appeal, if any,

shall stand closed.

____________________ Dr. G.RADHA RANI, J Date: 17.06.2025 Nsk.

 
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 : MAIMS

 
 
Latestlaws Newsletter