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

Nawab Mohd. Shamsuddin Khan vs M/S. Anish Construction Co. ,
2025 Latest Caselaw 2865 Tel

Citation : 2025 Latest Caselaw 2865 Tel
Judgement Date : 7 March, 2025

Telangana High Court

Nawab Mohd. Shamsuddin Khan vs M/S. Anish Construction Co. , on 7 March, 2025

     THE HONOURABLE THE ACTING CHIEF JUSTICE SUJOY PAUL
                            AND
       THE HONOURABLE SRI JUSTICE N.V. SHRAVAN KUMAR

O.S.A. No.1 of 2024 in Application No.837 of 2013 in C.S. No.7 of 1958

JUDGMENT:

(Per the Hon'ble Sri Justice N.V. Shravan Kumar)

Mr. T.K. Sreedhar for the appellants.

Manjari S Ganu and the learned Additional Advocate General for

the respondents.

This Original Side Appeal has been filed under Clause 15 of

Letters Patent aggrieved by the final decree order dated 19.09.2013

passed in Application No.837 of 2013 in C.S. No.7 of 1958 by the

learned Single Judge in favour of the respondents/petitioners

pertaining to Item No.252 Schedule 'A' property admeasuring

Acs.65-56 cents and Schedule 'B' property to the extent of Acs.11-43

cents and Schedule 'B1' to the extent of Acs.15-57 cents and Schedule

'A1' to the extent of Acs.7-44 cents totalling Acs.100-00 cents on the

ground that the said final decree has been obtained by playing fraud

on the statute and this Court by making gross misrepresentation of

facts and law and the same is to be set aside.

2. The appellants herein submits that they are the Defendants

No.4(B)(C)(E)(F)(G) & (H) in C.S. No.7 of 1958 and they are represented

by their GPA holder Appellant No.4 vide notarised GPA.

HAC, J & NVSK, J

in

in

3. For the sake of convenience, the parties hereinafter will be

referred to as they are arrayed in the present appeal i.e. Appellants/

Respondents and respondents/petitioners.

4. The Respondents/Petitioners No.1 and 2 have filed Application

No.837 of 2013 in C.S. No.7 of 1958 with the following prayer:

"Application under Order 20 Rule 18 R/w Section 146 & 151 of CPC praying that in the circumstances stated in the affidavit filed herewith the High Court will be pleased to pass a final decree in favour of the petitioners Nof.1 & 2 in respect of the property measuring Ac.92-56 Cents., (Ac.65-56 Cents vacant land as shown in schedule "A" and the plan annexed hereto in blue color) & (Ac.27-00 Gts., land in two bits measuring Ac.11-43 cents & Ac.15-57 Cents as shown in Scheudle B & B-1 and the plan annexed hereto in pink color) in Sy.No.57 of Shamsiguda Village, Balanagar Mandal, R.R. District and A final decree may be passed in favour of the Respondents No.172 & 173 herein to an extent of Ac.7-44 cents, as shown in schedule "A-1" and the plan annexed herewith in yellow color, out of Sy.No.57 of Shamsiguda village, Balangar Mandal, R.R. District, on payment of requisite stamp duty, and may be pleased to direct the Respondents No.178 & 179/Receiver-cum-Commissioners to deliver the physical possession of the properties (Ac.65-56 Cents vacant land as shown in schedule "A" and the plan annexed hereto in blue color) and to an extent of Ac.27-00 Cents, land in two bits measuring Ac.11-43 cents & Ac.15-57 cents as shown in schedule B & B-1 and the plan annexed HAC, J & NVSK, J

in

in

hereto in pink color) in Sy.No.57 of Shamsiguda Village, Balanagar Mandal, R.R. district, in favour of the petitioners No.1 & 2 and to deliver the physical possession of the land to an extent of Ac.7-44 cents, as shown in schedule "A-1" and the plan annexed herewith in yellow color, out of Sy.No.57 of Shamsiguda village, Balangar Mandal,

herein."

5. The learned Single Judge vide order dated 19.09.2013 allowed

the application to the extent of passing final decree only. Assailing the

same, the appellants/respondents filed the present appeal mainly on

the ground that the said final decree has been obtained by playing

fraud on the statute and this Court by making gross

misrepresentation of facts and law and the same is to be set aside,

among other following grounds.

"1. The appellants submits that they are the Defendant No.4 (b) (c) (f) g) & (h)

against the final decree order passed in Application No.837/2013 in C.S.No 7

of 1958 in the Hon'ble High Court of Telangana and Legal Heir of Defendant

No.4 by name Late. Nawab Mohammed Lateefuddin Khan in respect of

Matruka properties of Asman Jahi Paigah Estate. And as per the Preliminary

Decree in C.S.No.7 of 1958 in the Hon'ble High Court of Telangana the Legal

heirs of Nawab Moin-ud-Dowla Bahadur of Asman Jahi Paigah who are

defendants 2 to 22 in C.S.No. 7 of 1958 are entitled to shares in Item Nos.230

to 254 in Schedule 'A' Annexed to preliminary decree, each male member

getting 2/35 share and each female member getting 1/35 share in the

properties. The preliminary decree dated O6.04.1959 is filed herewith in HAC, J & NVSK, J

in

in

which Shamshiguda is Item No.252 of Schedule 'A' annexed to preliminary

decree.

2. Appellants submits that Survey No.57 of Shamshiguda village, is item No:

252, Schedule 'A' annexed to preliminary decree in C.S.No.7 of 1958, dated

06/04/1959, belongs to Asman Jahi Paigah Estate. Whereas, the scheme of

partition for Maqta Shamshiguda was submitted by Mr. M. A. Bari & Mr.

Shyamsunder, Advocates, Receiver-cum-Commissioners in respect of item No:

252 Shamshiguda, of schedule 'A' Annexed to the preliminary decree in

C.S.No.7 of 1958 as directed by the Hon'ble Court of Andhra Pradesh by order

dated 15/10/2008 in Application S.R.No: 3679 & 5917 of 2007. And the

scheme of partition was presented to the Hon'ble High Court in favour of

Defendents No's.2 to 22 i.e., Son's and Daughters of Nawab Moin-ud-Daula

Bahadur. The total extent of land in Survey No.57, Shamshiguda village, as

per the scheme of Partition submitted and allotted to Defendant No's.2 to 22 is

AC.303-91 gts. And the Scheme of Partition was approved by the Hon'ble High

Court on 17.07.2009 in Application No.495 in C.S.No. 7 of 1958. As per the

Scheme of Partition, approved by the Hon'bel High Court and the Survey Map

showing the scheme of partition, defendant No.4 was allotted shares as

separate bits and marked in the map as follows :

1. 914-647 cents (9.146 Acres)

2. 668-16 cents (6.681 Acres)

3. 107-14 cents (1071 Acres)

4. 24-110 cents (0.241 Acres)

5. 14-290 cents (0.142 Acres)

6. 8-389 cents (0.083 Acres) HAC, J & NVSK, J

in

in

3. The final decree in Application No.837 of 2013, dated 19.09.2013 in

C.S.No.07/1958 passed in favour of Respondents No's.1 & 2 is illegal

fraudulent and by gross misrepresentation on the Court and Statutes and by

practising fraud.

4. That the final decree dated 19.09.2023 in application No.837 of 2013 is

without any notice to the affected party as per the content in the Application

showing that Respondents No.15 to 35 and others are not necessary parties

as such no notice was served to the appellant in order to put forth his

objections to the final decree. As such the decree is illegal void Ab initio and

contrary to the principles of established procedure and also against the

procedural law.

5. The final decree dated 19-09-2013 is Ex facie illegal and in the process,

Hon'ble Court has granted relief to the fraudulent persons affecting valuable

legal rights of the appellant and thus it is against the legal principle. That the

appellant submits that the final decree in first place cannot be passed on the

basis of unregistered Assignment Deed dated 16/09/2000 and the

unregistered Conveyance Deed dated 03.08.2003 and the Deed of

Declaration/Confirmation dated 12.08.2011 are running contrary to the

Assignment Deed dated 16.09.2000 with regard to the parties, extent and

schedules.

6. That the Unregistered Assignment Deed dated 16.09.2000 which formed

the basis for the final decree in the first place did not show any consideration

being paid to the so-called assignors who were 20 in number along with their

legal heirs. The fraudulent aspects were raised by some of the affected parties

that the same was obtained by fraud was discussed in the judgement HAC, J & NVSK, J

in

in

rendered by Justice Sudarshan Reddy and Justice C.V. Ramulu in O.S.A.

No.58 to 66, 68 to 72 of 2002 and 19 to 31 of 2003, dated 10th day of June,

2003.

7. The Final decree was speaking about EP/38/2002 that the Respondent

No's 1 & 2 have acquired the property in Sy.No.57 of Shamshiguda Village,

Balanagar Mandal Ranga Reddy district being part of item No.252 of Schedule

'A' appended to the preliminary decree to the extent of AC.100-00 under

Unregistered Assignment Deed, dated 16.09.2000 executed by shareholders

and Defendants in C.S.No.7 of 1958 and it is also mentioning that the

Respondents have been delivered the possession of the property by virtue of

Execution proceedings in EP/38/2002 on the file of Principal District Judge

Ranga Reddy district having thus delivered possession to the petitioners and

have fenced the lands by putting barricades over the property. The said

observation of the court is illegal and contrary to Law as the very EP

No.38/2002 based on I.A.No.1460/2000 is itself a blatant fraud and set aside

by the Division Bench.

8. The appellants submits that the I.A.No.1460 of 2002 in C.S.No.7/1958 on

the file of the Hon'ble High Court is only speaking about recognising

Assignment Deed dated 16/09/2000 though the said Assignment Deed was

unregistered the Hon'ble Court cannot pass such an order. As per the order

dated 10/10/2002 in Application No.1460 of 2002 the order speaks that only

Respondents No.l was present and expressed no objection, hence applications

are allowed. The order dated 10/10/2002 neither speaks about the final

decree being passed by the Hon'ble High Court for applying for Execution of

the Decree before the Principal District Judge, Ranga Reddy District. The

Appellants submits that the Application No.1461 does not speak about any HAC, J & NVSK, J

in

in

order being passed by the Hon'ble Court for directing the District Judge Ranga

Reddy district to entertain the Execution Petition No. 38/2002 to deliver

possession, that too when the Original Assignee were not in possession of the

property in the mentioned schedule.

9. The Appellant submits that there was no Final decree in favour of the

Respondents for transferring the same to the Principal District Judge, Ranga

Reddy district unless there is a Executable decree only that can be executed

by the Subordinate Court of Competent Jurisdiction as per section 39 clause

(2) and any certification of Court Subordinate is based only on the decree sent

for execution as per section 41 of Civil Procedure Code, 1908. As such the

entire exercise and the E.P.No.38/2002 and consequential reliefs of putting

the Respondents in physical possession of AC.100-00 is nothing but fraud on

the Court and the authorities and it is not at all binding on the Appellant.

10. The Appellants submits that the E.P. No.38/2002 is mentioning about

property being obtained by the Respondents by virtue of order passed in

Application No.1460 of 2000 in C.S.No.7 of 1958 dated 10/10/2000 while

bare reading of the Application shows that it is for recognising the Assignment

Deed and not for transferring to the Subordinate Court i.e. Ranga Reddy Court

for execution. As seen from record E.P. No.38/2002 is not accompanied by any

Executable Decree with specific schedules which is not traceable to the order

either in application Nos.1460 or in 1461 or from Assignment Deed dated

16/09/2000. As such the entire claim is vague misleading and

misrepresenting the facts before the Court and no order can be passed in

favour of fraudster.

11. The Appellants submits that the claim of the Respondents as per the

Report of the Surveyor only AC.73-00 are available vacant and 27 Acres of HAC, J & NVSK, J

in

in

built up area with the weaker sections residing, allotted by Government out of

which AC.50-00 (item No.1) falling on the northern side, AC.8-00 falling to the

eastern side (item No.3) and item No.5, Extent of AC.6-00 falling to the

southern side and item No.6 to the extent of AC.1-00 and item No.4 to the

extent of AC.8-00 on the south west side but AC.100-00 at one stretch on the

northern side which includes even allotted properly belonging to appellant

which was allotted by the Receiver Commissioner and Lands allotted to other

shareholders is taken into custody and possession said to have been given by

the Mandal Revenue Officer as per the Blue Sheet plan. The Hon'ble High

Court of Andhra Pradesh as it was then was in O.S.A. No. 58 to 66, 68 to 72

of 2002 and 19 to 31 dated 10.06.2003 have set aside the proceedings taken

by way of execution Proceedings under E.P.38/2002 and all the consequential

reliefs including proceeding before the Revenue Authorities directed applicants

to the said matter to approach the learned single Judge for adjudicating the

claims on similar lines. The appellant was also not served with any notice and

such final decree is bad in Law as it is affecting Appellant's interest. At the

time of passing the Final decree, already the shares of different Defendants

were demarcated and approved by the Hon'ble High Court by way of Scheme

of Partition and as such even otherwise the Respondents claims shall be

confined only to the shares allotted to the so called Executants of the Deed of

Declaration/Confirmation Deed, dt. 12.08.2011 i.e., Respondents No's. 11, 12

to 14, 36 to 38, 41 to 47, 49, 51 to 53, 57 to 59, 60 to 64, 66 to 69, 72 to 74,

104, 105, 109, 113 to 115, 148, 149, 155 to 159 and 160 to 169, which are

not at all in conformity with the earlier conveyance deed of so called

Respondents 4, 5 to 14, 18, 20, 21, 34 to 38, 40 to 47, 49, 51 to 53, 54, 58 to

63, 66 to 68, 71 to 75, 104, 105, 109 to 115, 148 & 149. Even otherwise the

vendors were allotted shares at different places by the approved scheme of HAC, J & NVSK, J

in

in

partition, which is not tallying with any of the documents i.e. Unregistered

Assignment Deed, Unregistered Conveyance Deed and Registered Deed of

Declaration/ Confirmation and also the E.P. No.38/2002, which was already

set aside by the Division Bench of this Hon'ble Court. As such the final decree

ex-facie and prima facie fraudulent and obtained by gross and deliberate

misrepresentation of facts and law.

12. The Appellants submits that the Final Decree is making a mention about

the assignment deed dated 16/09/2002 as well as conveyance deed dated

03/08/2003 are unregistered documents. As such the court ought to have

dismissed the application for final decree vide Application No.873/2013 under

Order 20 Rule 18 and the same are hit by Section 17 and Section 32A of the

Registration Act, 1908 which was inserted by Act 41 of 2001 with effect from

21/09/2001. As such the conveyance deed dated 03/08/2003 did not

contain the photographs and thumb impression of both buyers and sellers. As

per section 32A only appending forms were filled up without the actual

signatures of both buyers and sellers before the registration authority and the

said document is prima facie fraudulent and illegal.

13. The Appellant begs to submit that the unregistered Conveyance Deed is

mentioning that it is sale deed thus it cannot be treated as mere Conveyance

Deed, just because titled so. The document has to be read as only as an

unregistered sale deed but not conveyance deed. Such observation is contrary

to the document itself and further the division bench on 10/06/2003 has set

aside the E.P. of 38/2002 passed by the Principal District Judge, Ranga

Reddy district and all the Survey and Revenue Records arising out of the said

E.P.38/2002. But the so-called conveyance deed dated 03/08/2003 there is a

suppression of setting aside of the EP and still there is mention of HAC, J & NVSK, J

in

in

E.P.38/2002 and reliefs granted, which is nothing but fraud on the court. And

that too original documents are unregistered the Assignment Deed and

Conveyance Deed are unregistered, the Registered Deed of Declaration /

Confirmation confirming Conveyance Deed is prima facie fraudulent as it is

mentioning about E.P.No.38/2002 and the respondents being put in

Possession by way of E.P. No.38/2002 which was already set aside by the

Division Bench of Justice Sudarshan Reddy and Justice C.V.Ramulu. Non

mentioning of OSAs in the Deed of Declaration / Confirmation amounts to

suppression of material facts and fraud on the Court. In fact there was no

Conveyance Deed at all, but it was unregistered Sale Deed which was only

validated and no registration can be looked into as if the vendors in actual

possession of property. Even otherwise the vendors were allotted shares at

different places by the approved Scheme of Partition which is not tallying with

any of the documents i.e. Unregistered Assignment Deed, Unregistered

conveyance Deed and Registered Deed of Declaration Confirmation and also

the E.P.No.38/2002, which was already set aside by the Division Bench of the

Hon'ble Court. As such the Final Decree Ex-facie and prima facie fraudulent

and obtained by gross and deliberate misrepresentation of facts and laws.

14. The Appellant submits that despite setting aside E.P.38/2002 of the

Principal District Judge, Ranga Reddy district and consequent reliefs there of

the Schedule of Property is showing A.C.73-00 of vacant land and

AC.27-00 encroached in Sy.No.57 Shamshiguda Village. As such the schedule

of the property as shown in the so-called unregistered conveyance deed dated

03/08/2003 is going against the present possession alleged by the

Respondents which is exclusively shown inside Blue Sheets where as the

schedules shown as per the Execution Proceedings E.P.38/2002 are scattered HAC, J & NVSK, J

in

in

as different places and not at one specific place now as being claimed by the

Respondents.

15. The Appellant submits that the deed of declaration/confirmation is only

confirming the unregistered assignment deed dated 16/09/2000 and

unregistered conveyance deed dated 03/08/2003 after a period of 12 years

which itself is illegal as the Registration Act clearly bars any document

presented after four months from the date of execution of unregistered

document and maximum time cannot go beyond 8 months as per decision

rendered by Hon'ble Supreme Court Unitech Ltd vs Telangana State Industrial

Infrastructure Corporative Ltd 2021 SCC online SC 99. Even otherwise the

deed of Declaration/Confirmation is a fraudulent one as it is not mentioning

about the setting aside of EP.38/2002 and consequential possession which

was at different places and the said Deed of Declaration/Confirmation is a

suppression of facts before the Division Bench and the order passed in OSA

No.58 to 66, 68 to 72 of 2002 and the said deed of Declaration/Confirmation

is void Ab initio by virtue of the final decree in application no:837/2013. The

Respondents 1 and 2 have obtained mutation in Revenue Records and entered

into Dharani Portal by suppression of material facts and by misrepresentation

and any reliance on non-reportable judgement rendered by the Hon'ble

Supreme Court in My Palace Mutually Aided Cooperative Society Vs B. Mahesh

and others cannot be considered as it is based on an application filed by a

third party to the decree until the present appellant whose interests are being

affected by the fraudulent Acts of Respondents 1 & 2 that any properties sold

on such fraudulent decrees and any development agreements and entered into

with Third Parties is treated as nullity void contracts and to be seen as

furtherance of fraud on the court, statute and parties.

HAC, J & NVSK, J

in

in

16. It is submitted that the Hon'ble High Court had passed many final decrees

in favour assignees of Defendants including M/S Anish Construction Co and

My Palace Mutually Aided Cooperative Society. The final decree Application of

the present Petitioner Nawab Mohammed Fakruddin Khan, APPL.892/2013

dated 20/03/2013 is pending in the Hon'ble High Court of Telangana. It is

submitted that based on the Application of M/S Anish Constriction Co and My

Palace Mutually Aided Cooperative Society, in Application No: 837 of 2013 in

C.S.No:7 of 1958 the Hon'ble High Court ordered and passed final decree on

19/09/2013 in favour of M/S Anish Construction Co and My Palace Mutually

Aided Cooperative Society for an extent of AC.65-56 cents, as shown in

schedule 'A' and the plan marked in Blue colour and an extent of AC.27-00

cents and shown in two bits measuring AC.11-43 cents and AC.15-57 cents

as shown in schedule 'B' and "B1', and plan annexed to final decree in Pink

colour.

17. The final decree is based on a registered "Deed of Declaration/

Confirmation" dated on 12/08/2011, registered as Document No:

293/1V/2011 by the District Registrar, Ranga Reddy district, Hyderabad.

Whereas it is submitted that the Deed of Declaration/Confirmation" was

executed only by certain Defendants. The Deed of Declaration/Confirmation

was for AC.92-56 cents only out of total extent in Sy.No:57 of Shamshiguda

village (as per the scheme of Partition of Receiver cum commissioners) of Ac.

303-91 gts.

18. The appellants humbly submits that, as per the scheme of Partition

submitted by Receiver-cum-Commissioners to the Hon'ble High Court, the

Defendant No's.2 to 22 were allotted areas not as a single unit for each HAC, J & NVSK, J

in

in

Defendant but scattered into 5 to 6 bits for each Defendant at different places

in total extent of AC 303-91. Thus, no defendant can claim his share as

allotment.

19. Whereas it is submitted that based on an Application No:5 of 2020 in

Application No: 837 of 2013 in C.S.No: 7 of 1958, filed by Sri. B. Mahesh and

others in Hon'ble High Court for cancellation of Final Decree issued in

Application No: 837 of 2013 in favour of M/S Anish Construction Co and My

Palace Mutually Aided Cooperative society, the Hon'ble High Court of

Telangana vide its order dated 21/09/2021 ordered for Recall of Final decree

dated 19/09/2013 in Application No: 837 of 2013 in C.S.No.7 of 1958 and

held that the final Decree was obtained by playing Fraud upon the Court.

20. The Hon'ble High Court again made it clear that the Court have not held

that the Applicants Sri. B. Mahesh and others in Application No.5 of 2020 have

established their rights, title and interest in the land in Sy.No.57 of

Shamshiguda village, and whatever observations and findings are given in

this order as regards them are only to determine their locus stand to file this

Application and not for any other purpose.

21. Whereas it is submitted that, aggrieved by the orders for Recall of Final

decree in Application No:837 of 2013 My Palace Mutually Aided Cooperative

Society, filed Civil Appeal No.5784 of2022 @ S.LP(Civil) No.7015 of 2022 in the

Hon'ble Supreme Court of India. The Hon'ble Supreme Court vide its orders

dated August 23rd 2022, the Appeal was allowed by setting aside the order

dated 21/09/2021 passed in IA No 5/2020 in Application No: 837 of 2013 in

C.S.No 7 of 1958.

HAC, J & NVSK, J

in

in

22. Whereas it is submitted, based on Applications by M/S Anish Construction

Co and My Palace Mutually Aided Cooperative Society before the Revenue

Authorities i.e., Tahsildar Kukatpally Mandal, Medchal-Malkajgiri District,

Hyderabad, The Tahsildar Kukatpally Mandal Mutated the Lands in Revenue

Records in favour of M/S Anish Construction Co and My Palace Mutually

Aided Cooperative Society for an extent of 92-56 Acres in Sy.No.57 of

Shamshiguda village, Kukatpally Mandal, Medchal-Malkajgiri District,

Hyderabad, as per plan marked as A+B+B1. An extent of Ac 24-03 gts is

mutated in the name of My Palace Mutually Aided Cooperative Society under

Sy.No's.57/1/2, Shamshiguda village and an extent of AC.68-19 gts in

Sy.No's.57/3, situated at Shamshiguda village in favour of Anish Construction

Co totalling an extent of Ac.92-22 guntas (AC.92-56 gts).

23. Whereas it is submitted that even though various Defendants were allotted

at different places in 5 to 6 bits, the above mutation in Revenue records was

done almost as a single unit at one place which is against the scheme of

partition submitted by the Receivers-cum-Commissioners. This Mutation was

done absolutely against the scheme of Partition and the District Collector,

Medchal-Malkajgiri District and the Tahsildar, Kukatpally Mandal, Medchal-

Malkajgiri District played fraud on the Petitioner, Fraud on the statute and

Fraud on the Courts to benefit the Respondents M/S Anish Construction Co

and My Palace Mutually Aided Cooperative Society. Illegal gains and benefits

are clearly evident from the illegal Act of The District Collector and Tahsildar.

Especially the new Receiver Commissioner has been appointed and the

objections for the report are pending to be filed before the Hon'ble Court.

24. Whereas it is submitted that immediately after mutation in Revenue

Records, Respondents No's.1 and 2 i.e., My Palace Mutually Aided Cooperative HAC, J & NVSK, J

in

in

Society and M/S Anish Construction CO created Third Party interest in favour

of Respondent No.183, M/s EXELLA Properties by entering into Registered

Development Agreement cum General Power of Attorney dated on 18th May

2023, as follows:

1. MY PALACE MUTUALLY AIDED COOPERATIVE SOCIETY AND

EXELLA PROPERTIES Registered as Document No: 2/2023 dated

18/05/2023 At the office of the Tahsildar and Joint Sub Register Kukatpally.

2. ANISH CONSTRUCTION CO AND EXELLA PROPERTIES Registered

as Document No: 1/2023 dated 18/05/2023 At the office of the Tahsildar and

Joint Sub Register Kukatpally.

This clearly shows the mala fide and fraudulent intentions of

Respondent No.1 and 2 i.e., My Palace Mutually Aided Cooperative Society

and M/S Anish Construction Co.

25. Whereas the LRs of Defendant No.4 i.e., D4 including the petitioner herein

have been allotted an extent of 914-647 (Ac.9.146) and 668-16 cents (AC.6.68)

and 153-873 (Ac.1.53) cents totalling 1736-680 cents (Ac.17.366).

The share of Defendant No.4 is allotted and marked in the Scheme of Partition

Maps as follows:

1. 914-647 cents

2. 668-16 cents

3. 107-14 cents

4. 24-110 cents

5. 14-290 cents

6. 8-333 cents HAC, J & NVSK, J

in

in

26. Whereas from the above it can be clearly observed that the share of

Defendant No.4 i.e., the Petitioner herein is allotted as 6 different bits and

were clearly marked in the scheme of Partition Map of the Receivers and

Commissioners which is being enclosed and the respondents are proceeding

with illegal constructions, which is fraud on the Court and the Appellants,

amounting unlawful enrichment.

27. Whereas it is submitted that as per the location on sketch of Sy.No.57 of

Shamshiguda village, Kukatpally Mandal, Medchal-Malkajgiri District, as per

Tahsildar Kukatpally Mandal an area of AC.60-15 gts is only shown as

vacant land and actually the vacant land behind Blue sheets which was in

possession of Tahsildar Kukatpally Mandal, may be around Ac.80-00 gts.

28. It is submitted that the final decree Application of the Defendant No.4 i.e.

D4 bearing No: 892 dated 20/03/2013 is pending in the Hon'ble High Court of

Telangana for the last 10 years and that now the Hon'ble High Court is

considering the Report of the new Receiver-cum-Commissioners for passing

any orders in Applications for Final Decrees.

29. Whereas it is submitted that the mutation in Revenue Records

done by Tahsildar, Kukatpally Mandal, Medchal-Malkajgiri District in

favour of M/S Anish Construction Co and My Palace Mutually Aided

Cooperative Society for an extent of AC.92-56 gts in Sy.No:57,

Shamshiguda village, which was also entered into the Dharani Portal

also covers an area of 153-873 cents (1.53 acres) belonging to LRs of

D4, as per the scheme of partition submitted by the Receiver-cum-

Commissioners is highly illegal, fraudulent and the Petitioner herein

i.e., D4 is put to irreparable loss for which action of the Tahsildar HAC, J & NVSK, J

in

in

Kukatpally Mandal and the District Collector, Medchal-Malkajgiri

District, who is the approving Authority are liable for contempt and

prosecution. It is also submitted that the Appellant herein had

requested the Mandal Revenue officer, Balanagar Mandal (now

Kukatpally Mandal) vide his letter dated 10th March 2019 for Mutation

of Land falling to the share of Defendant No.4 i.e., D4, as per the

scheme of Partition submitted by Receiver-cum-Commissioners for

which no reply was received and no action was taken.

30. It is submitted that another letter was submitted for mutation of land

fall1ng to the share of Defendants No.4 to the Tahsildar, Kukatpally Mandal,

Medchal-Malkajgiri District, Hyderabad dated 06/09/2021 for which no reply

was received and no action was taken.

31. It is submitted that the Petitioner herein personally approached the

Tahsildar, Kukatpally Mandal, for Mutation of Lands falling to the share of

Defendant No.4 i.e., D4 and he had replied that unless the Final Decree is

there the Revenue Authorities cannot mutate the Lands.

32. The appellants humbly submits that the total extent of land in

Shamshiguda Village, Sy.No: 57 is AC.303-91 gts. M/S Ashish Construction

Co and My Palace Mutually Aided Cooperative Society have entered into Decd

of Declaration/confirmation with some of the Defendants, for a total extent of

AC.100-00 gts only out of AC.303-91 gts i.e., around 33% of the total extent.

The Defendants have been allotted their shares in 5 to 6 bits and not as a

single unit and these 5 to 6 bits are scattered all around Sy.No: 57. The plan

prepared and approved by the Tahsildar, Kukatpally and allotted Ac.92-56 gts

in favour of Anish Construction Co and My Palace Mutually Aided Cooperative HAC, J & NVSK, J

in

in

Society is almost as a single unit contrary to the scheme of partition submitted

by the Receivers-cum-commissioners. The plan also includes an extent of 153-

873 cents (AC.1-538) which was allotted to Defendant No.4 i.e., D4 which is

highly illegal. This is a Fraud played by the Tahsildar, Kukatpally Mandal and

District Collector, Medchal Malkajgiri District to favour Respondents 7 and 8

and to get illegal gratification in the process. The Tahsildar should be ordered

to protect the land of AC.1-538 allotted to Defendant No.4.

33. The appellants humbly submits that the Layout plan prepared and

approved by the Tahsildar, Kukatpally Mandal for AC.92-56 gts is mainly

covering the vacant area within the Blue Sheets as a single unit which is

highly irregular. Even as per the survey report of the Tahsildar, Kukatpally the

vacant land available in Sy.No: 57, Shamshiguda village is only AC.60-34 gts,

and most of the vacant land is allotted to Respondents No's.1 & 2 which is

highly irregular and against the scheme of partition submitted by the

Receivers-cum-Commissioners. Even though in the plan prepared and allotted

to Respondents No.1 and 2, share allotted to D4, for an extent of 6.681 Acres

is shown as untouched but it is within the Blue sheets which has an extent of

70 to 80 Acres only and there is every possibility that D4 share shall also be

taken possession which is a ground reality. The plan approved by the

Tahsildar, Kukatpally also shows some of the occupied areas like Maisamma

Temple, Janmabhoomi Colony allotted by Government to weaker sections.

Hence the Tahsildar, Kukatpally Mandal should be ordered to protect the

share of Defendant No.4 for an extent of 6.681 Acres which is inside the Blue

sheets.

34. It is submitted that if the entire unoccupied/Vacant land is allotted to

Respondent No's.1 and 2 i.e., Anish Construction Co and My Palace Mutually HAC, J & NVSK, J

in

in

Aided Cooperative Society, contrary to the Scheme of Partition, Defendant No.

4 shall be put to irreparable loss by having only occupied lands to their share

which is highly illegal. It is submitted that the Tahsildar, Kukatpally Mandal

has to Mutate the entire extent of AC.303-91 gts, of land in Sy.No.57,

Shamshiguda Village in the name of the original Pattadar/Decree holders in

CS.No.7 of 1958 i.e LRs of Asman Jahi Paigan Estate and without entering the

names of original Pattadars, how mutation can be done in favour of Third

Parties.

35. It is also submitted that the Final Decree dated 19/09/2013 passed by

the Hon'ble High Court against Application No.837, do not contain any details

of individual shares assigned by the Defendants nor in the Deed of

Declaration/Confirmation registered as Document No.293/IV/2011 dated

12/08/2011, in the absence of which it is very difficult to ascertain which

schedule of property was assigned. Any Assignment by the Defendants

should only be as per the scheme of Partition submitted by the Receiver cum

Commissioners.

36. It is submitted that the respondents 1 & 2 have made applications for

Passbook Data Correction through Dharani Portal vide Application

Nos.2300050081, dated 09.03.2023 and Application No.2300050346, dated

09.03.2023 respectively. The respondents 178 & 179 i.e. the District Collector

& Tahsildar, enquired into the matter and as per the findings of the Tahsildar

vide File Nos.B/73/2021, dated 10.03.2023 the applications of the

respondents1 & 2 are processed and mutation is done in their favour.

"On perusal of documents submitted by applicant it is found that M/s. Anish

Constructions recorded as Pattedar in Sy.No.57, to an extent of

Ac.68-19 Gts., out total extent of Ac.279.3098 Gts., in Shamshiguda Village.

HAC, J & NVSK, J

in

in

"On perusal of documents submitted by applicant it is found that M/s.

My Palace Mutually Aided Co-Op. Society Rep. by Sripad Deshpande

recorded as Pattedar in Sy.No.57, to an extent of Ac.24-03 Gts. out

total extent of Ac.279.3098 Gts. in Shamshiguda Vllage.

At present in Shanshiguda Village Sy.No.57, admeasuring total to an

extent Ac.279.3098 Gts., recorded as Government land in Notional

Khata 2000010l on patta lands which is wrongly marked in Dharani

Portal.

On verification of revenue records of Shamshiguda Village based on

the Khasra Pahani for the year 1954-55 & 2010-11 to 2015-16

admeasuring Ac.274-33 gts. is classified as Poramboke Sarkari.

Originally, the land in Sy.No.274 of Kukatpally Village was recorded

in the Revenue Records as Poramboke Sarkari land. It is submitted

that the same Sy.No.274 later it was renumbered as Sy.No.57 as

Shamshiguda Village.

It is to submit that according to Court case in CS 7 of1958

Dt.06.04.1959 preliminary decree the subject land is considered as

patta lands of Matruka properties of paigah which is confirmed by

CCLA vide Lr.No.A2/206/2009, dt.22.02.2010, Government of

Telangana vide Memo No.33149/JA/2021 Dt.25.02.2023. The third

parties filed IA 5 of 2020 in 837 of 2013 the then Supreme Court of

India Civil Appeal No.5784 of 2022 @ Special Leave Petition

(SLP)(CIVIL) No.7015 of 202) has directed and passed Orders in favour

of M/s. Anish Construction Co. Rep. by Bore Nirmala, My Palace

Mutually Adlded Co.Op. Society Rep. by Sripad Deshpande recorded as HAC, J & NVSK, J

in

in

pattedar in Sy.No.57 of Shamshigudg Village, Kukatpally Mandal,

Medcha-Malkajgiri District comprising total extent of Ac.92-56 cents

as patta lands.

Further Government has also accorded permission to update in

Dharani Portal and also directed to remove the said extent from

Prohibitory List.

Moreover applicant has applied in Sy.No.57, Ac.68-19 Gts. out of

Ac.274-33 gts. in favour of M/s. Anish Construction for passbook Data

Correction for implementation in Dharani Online records, which is

recorded as "Government lands" in Notional Khata to patta land khata

as patta lands.

Moreover applicant has applied in Sy. No.57 (Ac.24-03 gts.) out of

Ac.274-33 Gts. in favour of My Palace Mutually Aided Co-Op. Housing

Society, Rep. by Sripad Deslhpande, for Passbook Data Correction for

implementation of Dharani Online Records, which is recorded as

Lands Government Lands" in Notional Khata to Patta Land Khata as

Patta Lands.

No RSR Issue.

EC Verified. No sale transactions found in the name of pattedar.

Hence the request of the applicant is recommended for approval.

Sub-Division record preparation is under process.

With the same findings, by changing the extent of lands has

recommended for approval in another application made by M/s. Exella

properties.

HAC, J & NVSK, J

in

in

Basing on the above findings the applications of the respondents 1 &

2 are processed and mutation is done in their favour.

It is pertinent to note that throughout the findings of the Tahsildar,

no mention of the scheme of partition are made, which is very much

relevant as the partition is done in favour of 22 beneficiaries.

37. It is submitted that the findings of the respondents 178 & 179 on the

Dharani Applications made by the respondents 1 & 2 and further mutating the

lands as sought through the applications is illegal and contrary to the Scheme

of Partition approved on 17.07.2009 vide Order in Application No. 495 in CS

No.7/1958 on the file of this Hon'ble Court and in contravention Confirmation

and Declaration dated 12.08.2011.

38. The appellants reserves their right to raise any other grounds at the time

of hearing.

KNOWLEDGE:

a. That the appellants came to know about the magnitude of fraud on

25.07.2023 when other fraudulent persons were encroaching on the

appellants' part of the schedule property in Sy.No.57 of Shamshiguda Village,

wherein a complaint was lodged before the police at P.S. Jagadgirigutta,

Hyderabad, at the same time when the appellants visited other part of the

schedule property behind Blue Sheets, the appellants noticed that respondents

1 & 2 are encroaching upon the allotted property of appellants, as per the

illegal acts, the passage of final decree is ex-facie illegal and caused severe

prejudice to the petitioner / appellant and in such a situation, the Hon'ble

Court is under obligation to undo the wrong done to a party by the Act of the HAC, J & NVSK, J

in

in

Court as per the established legal maxim "Actus Curiae Neminem Grayabik"

which means that the act of the Court shall prejudice no one, becomes

applicable in such a case. In such a case, the Court is under obligation to undo

the wrong done to a party by the Act of the Court.

b. As per the Judgement in Inderchand Jain (Dead) through LRs vs. Motial

(Dead) through LRs (2009) 14 SCC 663, wherein the Hon'ble Supreme Court

held that the said Maxim is established upon justice and equity and help in

the law administration.

The Court observed hence;

This well settled position need not detain us, when the second point

urged by the appellant is focused. There can be no quarrel with the proposition

as noted by the Hon'ble High Court that a party cannot be made to suffer on

account of an act of the Court. There is well recognized maxim of equity,

namely "actus curiae neminem gravabit" which means an act of the Court

shall prejudice no man. This maxim is founded upon justice and good sense,

which serves a safe and certain guide for the administration of law.

c. And also as per Judgment in UPSRTC vs. Imityaz Hussain 2006 (1)

SCC 380 the said maxim was analyzed.

d. And also as per Judgment in Orissa Development Corporation vs.

Anupam Traders, no party should suffer due to Act of Court. As such not only

the respondents 1 & 2 but the other respondents i.e. respondents i.e. 178 to

183 are also necessary parties and their illegal acts has to be condemned. The

appellants' interest shall not be affected. The respondents shall not change the

nature or status of the property or shall make any further constructions.

HAC, J & NVSK, J

in

in

FRAUD :

a. And as per legal maxim "Fraus est calare fraudam" it is fraud to

conceal a fraud. And also Justice nemini neganda est" justice is to be denied

to nobody.

Maxim - The fraud and justice will never dwell together as per legal

maxim "Fraus et jus nunquam cohabitant" which is relied upon by the Hon'ble

Supreme Court in United India Insurance Co. vs. Rajender Singh and others

Mau/SC/0180/2000.

b. And also compulsory registration of conveyance of immovable

property U/s.49 & 17 of the Registration Act, 1908 as per Suraj Lamps and

Industries Pvt. Ltd. through Director vs. State of Haryana (2009) 7 SCC 363.

Fraud on Court : Parties must come before the Court with clean hands and

fraud on the Court whereby the Judgment and Decree obtained by playing

fraud will be a nullity including consent decree obtained by fraud. Hence such

decree and also all subsequent Judgements and Decrees passed on claims of

Right, Title, interest and possession based on decree which is vitiated by

Fraud liable to be set aside Badami (deceased) by LRs vs. Bali (2012) 11 SCC

574.

c. Any Judgment or Order obtained by playing fraud is a nullity and it

can be challenged at any stage, at any time in appeal, revision, Or even in

collateral proceedings as per Hon'ble Supreme Court Judgment in A.P.

Papayya Sastry and Others vs. Government of A.P. and others (2007) 4 SCC

221. HAC, J & NVSK, J

in

in

d. The Judgment or Decree obtained by fraud to be treated as nullity

and can be questioned even in collateral proceedings. Non-disclosure of

relevant documents with a view to obtain advantage amounts to fraud. Held

decree obtained by non-disclosure of release deed amount of fraud on Court

and hence decree liable to be set aside (1994) 1 SCC S.P. Chengalavarai

Naidu (dead) by LRs vs. Jagannath (dead) by LRs.

Prayer:

It is therefore prayed that this Hon'ble Court may set aside the Final Decree

passed in Application No.837/2013 in C.S.No.7 of 1958, dated 19/09/2013

as the same was obtained by playing fraud on the Court by Suppressing

Division Bench orders dated 10/06/2003 which set aside the EP.38/2002 on

which the Respondents are relying on the Schedule of Property for which

possession said to have been given. As on today none of the Defendants are in

possession of their shares, the Hon'ble Court by allowing the appeal may be

pleased to pass such other order or orders as may deem fit and proper in the

circumstances of the case."

6. Heard the learned counsel for the parties and perused the

material made available on the record.

7. For better appreciation, it is necessary to extract the final decree

dated 19.09.2013 passed in Application No.837 of 2013 in C.S. No.7

of 1958 by the learned Single Judge.

"1. That the Civil Suit C.S. No.7/1958 is a suit for partition and separate possession respect of the Matruka properties of Late Nawab Moinduddowla HAC, J & NVSK, J

in

in

Bahadur, forming Paigah Asmajahi. The Hon'ble High Court has passed a preliminary decree in C.S. No.7/1958 on 6-4-1959 by virtue of a compromise, under which the Plaintiff and Defendant No.1 have received the cash, mansions, urban properties and securities, therefore the share of Defendants No.2 to 22 are determined, holding them entitled to receive their shares in all other suit schedule properties including the properties shown in item No.230 to 254 of schedule "A" annexed to the preliminary decree.

2.That the property in Sy.No.57 of Shamsiguda village, Balangar Mandal, R.R. District is part of item No.252 of schedule "A" appended to the preliminary decree, which is Matruka properties of Moinuddowla Bahadur, wherein the Defendants No.2 to 22 are held entitled to receive the due share in terms of the preliminary decree in C.S. No.7/1958. The Chief Commissioner Land Administration, Govt., of A.P., submitted a report to the Government of Andhra Pradesh Revenue Department, A.P. Secretariat vide CCLA LR.No.NA2/206/2009 dated 22-02-2010, confirming that the land in Sy.No.57 of Shamsiguda village, is a private patta land belonging to Paigah Asmajahi. The said proceedings have become final and therefore the Government of A.P., represented by the Respondents No.180 to 182 is bound by the preliminary decree as well as this final decree.

3. That the Petitioners No.1 & 2 have acquired the property in Sy.No.57 of Shamsiguda Village, Balangar Mandal, R.R. District, being part of Item No.252 of Schedule "A" appended to the HAC, J & NVSK, J

in

in

preliminary decree, to an extent of Ac.100-Gts., under an Assignment Deed executed by the Share

have been brought on record and they have also been delivered possession of the property by virtue of the execution proceedings in E.P. No.38/2002 on the file of Hon'ble Principal District Judge R.R. District. Having thus delivered possession the Petitioners Nof.1 & 2 have fenced the land by putting the barricades around the said property.

4. That the Respondents 4, 5, 10 to 14, 18, 20, 21, 34 to 38, 40 to 47, 49, 51 to 53, 54, 56 to 63, 66 to 68, 71 to 75, 104, 105, 109 to 115, 148 & 149, have also executed a document, titled as "CONVEYANCE DEED" dated 3-8-2003 in favour of the petitioners No.1 & 2, conveying the property measuring Ac.100-00 Gts., with specific boundaries in favour of the petitioners No.1 & 2. Since the Assignment Deed dated 16-09-2000 as well as the said Conveyance Deed dated 3-8-2003 are unregistered documents, therefore another registered document namely "DEED Of DECLARATION/CONFIRMATION" dated 12-08-2011 is executed by the Respondents No.4, 11, 12 to 14, 36 to 38, 41 to 47, 49, 51 to 53, 57 to 59, 60 to 64, 66, 66 to 69, 72 to 74, 104, 105, 109, 113 to 115, 148, 149, 155 to 159 & 160 to 169 and thereby declared and confirmed to the effect that they have sold, transferred, granted and conveyed the property measuring Ac.100-00 Gts., in Sy.No.57 of Shamsiguda Village, Balanagar Mandal, R.R. District as shown in the schedules respectively and the plan annexed thereto and the boundaries mentioned therein. The said 'DEED OF DECLARATION/CONFIRMATION" dated HAC, J & NVSK, J

in

in

12-08-2011 is registered as Doct. No.293/IV2011 by the District Registrar R.R. District.

5. That out of the Ac.100-00 Cents., of land in Sy.No.57 of Shamsiguda Village, the petitioners No.1 & 2 have parted with an extent of Ac.7-44 Cents, in favour of the Respondents No.172 & 173 herein which is shown in schedule "A-1" annexed to the petition. Therefore, the Respondents No.172 & 173 are also brought on record as Defendants No.148 & 149 in C.S. No.7/1958 and they are also granted the ifnal decree to the extent of Ac.7-44 Cents., as shown in the said schedule and a separate final decree is engrossed. The Respondents No.148 to 171 who are the legal heirs of the deceased share holders, are also brought on record as Defendants in C.S. No.7/1958 vide orders dated 13.09.2013 in Appl.No.838/2013 in C.S. No.1958.

6. That out of Ac.100-00 Cents, the Petitioners No.1 & 2 have parted with and allotted an extent of Ac.7-44 Cents., in favour the Respondents No.72 & 173, therefore the petitioners are held entitled to get the final decree passed to an extent of Ac.92-56 Cents., in Sy.No.57 of Shamsiguda Village, being the alenees pendent lite. The said land measuring Ac.92-56 cents, is not forming a compact block but is in three bits, an extent of Ac.65-56 Cents, as shown in schedule "A" and the plan in blue color appended to this final decree and an extent of Ac.27-00 Cents shown in two bits measuring Ac.11-43 Cents & Ac.15-57 Cents., as shown in schedule "B" & "B-1" and the plan annexed to this final decree in pink color.

HAC, J & NVSK, J

in

in

7. Therefore this court do hereby grant the final decree in favour of the petitioners No.1 & 2 in respect of the land admeasuring Ac.92-56 Cents., in Sy.No.57 of Shamsiguda Village, being the alienees pendent lite, which is shown in three bits, i.e., an extent of Ac.65-56 Cents, as shown in schedule "A" and the plan in blue color appended to this final decree and an extent of Ac.27-00 Cents shown in two bits measuring Ac.11-43 Cents & Ac.15-57 Cents., as shown in schedule "B" & "B-1" and the plan annexed to this final decree in pink color. Thus by virtue of this final decree, the petitioners are be and hereby declared as absolute owners of the land measuring Ac.92-

Balanagar Mandal, R.R. District being part of item No.252 of schedule "A" annexed to the preliminary decree in C.S. No.7/1958, being the alienees pendent elite, which is shown in three bits, i.e., an extent of Ac.65-56 Cents, as shown in schedule "A" and the plan in blue color appended to this final decree and an extent of Ac.27-00 Cents shown in two bits measuring Ac.11.-43 Cents & Ac.15-57 Cents, as shown in schedule "B" & "B-1"

and the plan annexed to this final decree in pink color.

8. This Court further do hereby grant the final decree in favour fo the Respondents No.172 & 173 in respect of the land measuring Ac.7-44 Cents., in Sy.No.57 of Shamsiguda Village, which is shown in schedule "A-1" and the plan in yellow color appended to this final decree. Thus by virtue of this final decree, the Respondents No.172 & 173 are be and hereby declared as absolute owners of the land measuring Ac.7-44 Cents., in HAC, J & NVSK, J

in

in

Sy.No.57 of Shamsiguda Village, Balanagar Mandal, R.R. District being part of item No.252 of schedule "A" annexed to the preliminary decree in C.S. No.7/1958 and morefully described in schedule A-1 and the plan in yellow color annexed to this final decree.

9. That the petitioners No.1 & 2 and the Respondents No.172 & 173 are be and hereby directed to pay the remuneration to the Recivers- cum-Commissioners in respect of their respective extents of the land land finally decree in their favour within two weeks.

10. That there be no order as to costs.

SCHEDULE "A" PROPERTY ADMESURING AC.65-56 CENTS All that vacant land in physical possession of Second Party No.1 & 2/Final Decree Petitioners, admeasuring Ac.65-56 Cents, in Sy.No.57 of Shamsiguda Village, Balanagar Mandal, R.R. District, shown in blue color in the plan annexed hereto being part of item No.252 of schedule "A"

annexed to the preliminary decree in C.S. No.7/1958 pending on the file of Hon'ble High Court of A.P., at Hyderabad and bounded by :-

North : Village boundary of Gajula Ramaram South : Bagh Ameeri Tank & Part of Sy.No.57 allotted to Defendants No.3.

East : Land allotted to Respondents No.174 to 177 and land allotted to Defendant No.3 & V.B. of Kukatpally.

West : Land shown in schedule "B" in Sy.No.57 of Shamsiguda Village.

HAC, J & NVSK, J

in

in

SCHEDULE "B" PROPERTY ADMESURING AC.11-43 CENTS All that land measuring Ac.11-43 Cents in Sy.No.57 of Shamsiguda Village, Balanagar Mandal, R.R. District, shown in pink color in the plan annexed hereto being part of item No.252 of schedule "A" annexed to the preliminary decree in C.S. No.7/1958 pending on the file of Hon'ble High Court of A.P., at Hyderabad and bounded by :-

North : Village boundary of Gajula Ramaram South : Bagh Ameeri Tank.

East : Land shown in schedule "A"

West : V.B., of Bachupally Village.

SCHEDULE "B-1" PROPERTY ADMESURING AC.15-57 CENTS All that land measuring Ac.15-57 Cents in Sy.No.57 of Shamsiguda Village, Balanagar Mandal, R.R. District, shown in pink color in the plan annexed hereto being part of item No.252 of schedule "A" annexed to the preliminary decree in C.S. No.7/1958 pending on the file of Hon'ble High Court of A.P., at Hyderabad and bounded by :-

North : Land allotted to Defendant No.3 & 10 in Sy.No.57 South : Land allotted to Defendant No.7 & 12 in Sy.No.57 East : Land allotted to Defendant No.6 and the land shown in schedule "A-1" allotted to the Respondents No.172 & 173.

West : Land allotted to Defendant No.3 & 10.

HAC, J & NVSK, J

in

in

SCHEDULE "A-1" PROPERTY LAND ADMESURING AC.7-44 CENTS All that land measuring Ac.7-44 Cents in Sy.No.57 of Shamsiguda Village, Balanagar Mandal, R.R. District, shown in yellow color in the plan annexed hereto being part of item No.252 of schedule "A" annexed to the preliminary decree in C.S. No.7/1958 pending on the file of Hon'ble High Court of A.P., at Hyderabad and bounded by :-

            North :    40       feets   wide    road    in    Sy.No.57 of
                       Shamsiguda Village.

South : Land allotted to Defendant No.6 and land in schedule "B-1" allotted to the petitioners No.1 & 2.

East : Land allotted to Defendant No.5 and the land shown in schedule "A" allotted to the petitioners No.1 & 2.

West : 40 feets wide road and the land allotted to Defendant No.3.

8. At this juncture, it is significant to note that the Division Bench

of this Court vide order dated 09.01.2025 closed the C.S. No.7 of 1958

wherein at para No.36 observed as under:

"36. On a perusal of the paragraph 4(g) of the preliminary decree dated 06.04.1959, it is evident that the defendant Nos.2 to 22 were entitled to the properties mentioned at item Nos.230 to 254 of Schedule 'A' annexed to the preliminary decree, in case the same are restored or released in favour of Asman Jahi Paigah. In the instant case, admittedly, there is no material to indicate that the properties mentioned at serial No.230 to 254 of Schedule 'A' to the preliminary decree have HAC, J & NVSK, J

in

in

been restored or released in favour of Asman Jahi Paigah. It is pertinent to note that as per para 4(g) of the preliminary decree dated 06.04.1959, the Commissioners-cum-Receivers have the power to sell the property by way of public auction and exercise all powers necessary for effecting the division of the sale between the defendants No.2 to 12 and 14 to 22. Accordingly, each son would get 2/33 and each daughter would get 1/33 in the properties of Schedule 'A' except items 230 to 254 of the Schedule and items of properties allotted to the plaintiff. The defendant Nos.2 to 22 will get their share, namely, each son getting 2/35 and each daughter getting 1/35 from the arrears of income future income, compensation or commutation or sale proceeds of the items 230 to 254 of Schedule 'A' detailed under the head of "Makthas" in case of the same are restored or released in favour of Paigah Asman Jahi."

9. It is not out of place to note here that the learned counsel

Mr. T.K. Sreedhar appearing for the appellants herein represented in

C.S. No.7 of 1958 wherein he made the following submission,

which reads as under:

".... Mr.T.K.Sridhar, learned counsel for the legal representatives of defendant No.4 in the suit and for respondent No.4 in application No.24 of 2024 submitted that the report dated 06.09.2023 submitted by the receiver cum commissioner in so far as it pertains to lands mentioned in Sl. Nos.232 to 254 is required to be rejected. Learned counsel further submitted that the receiver cum commissioner appointed by this Court ought to have appreciated that the final decree cannot be HAC, J & NVSK, J

in

in

of 2013 as the unregistered assignment deeds were executed and a title in respect of the immovable property cannot be passed on the basis of the unregistered document. Therefore, the application seeking final decree at the instance of the applicants in application Nos.1409 of 2013 and 837 of 2013 is not maintainable and it is also pointed out that the receiver cum commissioner has cursorily prepared the report and ought to have examined the issue in greater detail as the Government is in possession of some of the lands covered under the preliminary decree."

10. The subject property under appeal is in respect of Item No.252

falling in Schedule 'A' of the preliminary decree dated 06.04.1959 and

the subject land is in Sy.No.57 of Shamshiguda Village, Balanagar

Mandal, Ranga Reddy District is the schedule property of the suit in

O.S. No.7 of 1958. The Division Bench of this Court vide order dated

09.01.2025 had closed the C.S. No.7 of 1958 wherein at Para No.40

observed that "As such, the submissions made on behalf of the

objectors are unsustainable and in that view of the matter, it can safely

be concluded that no lands are available for partition in item Nos.230 to

254 of Schedule 'A' attached to the preliminary decree. In the absence

of preliminary decree for item Nos.230 to 254 in Schedule 'A', no final

decree could have been passed. Therefore, reports filed earlier are

without proper verification, are fictitious and the same are treated as

nullity and are hereby rejected."

HAC, J & NVSK, J

in

in

11. Since the C.S. No.7 of 1958 was closed with specific observation

that no lands are available for partition in Item No.252 and the

subject land in Sy.No.57 of Shamshiguda Village, Balanagar Mandal,

Ranga Reddy District is the schedule property of the suit in O.S. No.7

of 1958 as such, no further adjudication is required in this appeal.

12. Accordingly, this O.S.A. No.1 of 2024 in Application No.837 of

2013 in C.S. No.7 of 1958 is disposed of leaving it open to the parties

to pursue their remedies as available under law, if they so feel

aggrieved by this order. There shall be no order as to costs.

As a sequel, miscellaneous applications, if any pending, shall

stand closed.


                                            ___________________________
                                                  SUJOY PAUL, ACJ


                                            ___________________________
                                               N.V. SHRAVAN KUMAR, J
Date:     07-03-2025
LSK
 

 
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