Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohd Bin Salam vs Pochamma Pushpamma
2025 Latest Caselaw 3078 Tel

Citation : 2025 Latest Caselaw 3078 Tel
Judgement Date : 13 March, 2025

Telangana High Court

Mohd Bin Salam vs Pochamma Pushpamma on 13 March, 2025

Author: P. Sam Koshy
Bench: P. Sam Koshy
      THE HONOURABLE SRI JUSTICE P. SAM KOSHY

           Civil Revision Petition Nos.433 & 454 of 2025
COMMON ORDER :

These are two Civil Revision Petitions have been filed by the

petitioners under article 227 of the Constitution of India assailing the

orders dated 04.11.2024 passed in I.A.Nos.1077 & 1078 of 2023 in

O.S.No.329 of 2019 by the VI Additional District and Sessions Judge-

cum-Family Court, Ranga Reddy District at Kukatpally.

2. Heard Mr.Mohammed Adnan, learned counsel for the

petitioners. Perused the material available on record.

3. The impugned order in both these civil revision petitions

being passed on the same day. The parties to the dispute also

being the same, the plaintiff in these two civil revision petitions

is also the same, the two civil revision petitions have been

proceeded to be decided analogously by a common order by this

Court.

4. The two civil revision petitions have been filed assailing

the orders dated 04.11.2024 passed in I.A.Nos.1077 & 1078 of

2023 in O.S.No.329 of 2019.

::2::

5. The order passed in I.A.No.1077 of 2023 is what is under

challenge in C.R.No.433 of 2025, whereby the trial court had

rejected the plaintiff's petition filed under Order I Rule 10 of the

Code of Civil Procedure (for short 'C.P.C') seeking for the

impleadment of the proposed respondents as the defendants.

6. Likewise, the order passed in I.A.No.1078 of 2023 is the

order which is under challenge in C.R.P.No.454 of 2025,

whereby, the trial court had rejected the said I.A. filed by the

petitioner/plaintiff under Order I Rule 10 of the C.P.C. seeking

for impleadment of the proposed respondents in the pending I.A.

i.e., I.A.No.1642 of 2019 pending in the said suit.

7. Vide the two I.As., the petitioners had sought for the

impleadment of the proposed respondents who is said to have

purchased parts of the suit schedule property by different sale

deeds, those were registered in between the year 2004 to 2006.

The proposed respondents are the purchasers of the suit schedule

property much before or rather long before the suit itself was

filed i.e., in the year 2019, whereas, the sales were done more

than 10 years back.

::3::

8. The instant suit i.e., O.S.No.329 of 2019 is one which has

been filed seeking for specific performance of an agreement

dated 12.09.2014 against the defendant Nos.1 & 2 in respect of

alleged undivided share of property. The suit was based upon the

alleged agreement for sale that was executed on 12.09.2014

between the petitioner plaintiff and the defendant Nos.1 & 2 in

the suit. The suit was filed as early as in the year 2019.

9. What is necessary to be appreciated at this juncture is that

the respondent earlier had filed a suit for partition and separate

possession on the file of the XIII Additional District Judge,

Ranga Reddy District, L.B.Nagar, vide O.S.No.190 of 2015. In

the said suit, the petitioner/plaintiff himself had filed an implead

petition seeking himself to be impleaded as necessary party.

However, when the petitioner/plaintiff has filed the instant suit

for specific performance, for reasons best known, when the suit

was filed in the year 2019, the petitioner did not think it proper to

implead them as a necessary party. Finally, the I.A. stood

rejected by the impugned order under challenge in civil revision

petition.

::4::

10. The contention of the petitioner is that the proposed

respondents are very much necessary for the effective disposal of

the suit filed by the plaintiff or else there would be further

complications that would be created and there would be further

multiplicity of litigation.

11. It was also the contention of the petitioner that the

necessity to implead this purchasers as proposed respondents is

also necessary in order to ensure that there is no further damage

caused from any further alienation that is made by the said

proposed respondents in respect of the suit schedule property

over which they are claiming themselves to be the owners by

virtue of registered sale deeds executed in their favour.

12. Learned counsel for the petitioner relied upon the recent

decision of the Hon'ble Supreme Court in the case of

H. Anjanappa v. A. Prabhakar.

13. What is necessary at this juncture to be taken note is the

nature of suit that the petitioner/plaintiff has filed. Admittedly, it

is a suit for specific performance of the so called agreement of

sale dated 12.09.2014. The proposed respondents are no where ::5::

connected to the said agreement for sale in as much as they are

not party to that agreement of sale.

14. In the given circumstances, the suit for specific

performance of the agreement for sale can only be susbtantiable

against the parties to have entered into an agreement of sale. It

cannot be enforced or invoked against the parties who are not

signatories to the agreement directly or indirectly.

15. Therefore, the question is would the proposed respondents

be necessary to be impleaded in a suit for specific performance.

If the implead petitions are allowed and the proposed respondents

are made as necessary parties and they enter appearance before

the court, where the obvious stand of theirs would be that they

have got nothing to do with the alleged agreement for sale and

that they have come into possession of part of the suit schedule

property by way of a separate registered sale deeds executed

more than 10-15 years back. In the event of such a natural

defence that the proposed respondents would take, the only

alternate that the petitioner/plaintiff would have is to amend the ::6::

relief clause itself and which would change the very nature of the

suit itself other than a suit for specific performance.

16. In view of the aforesaid factual matrix of the case, the trial

court after considering the pros and cons of the implead petition

has decided to reject the implead petition.

17. In the factual matrix of the case, the said order passed by

the trail court on 04.11.2024 cannot be said to be unreasonable or

contrary to law. The implead petition may not be necessary to be

allowed in the present case considering the substantive relief

which the plaintiff sought for i.e. for the specific performance of

the agreement for sale and the proposed respondents not being a

signatory to the agreement.

18. Hence, the findings so given by the trial court cannot also

be said to be either perverse or bad in law. Even the judgment

relied upon by the learned counsel for the petitioner also cannot

be applied in a straight jacket formula, considering the fact that

the suit herein is the suit for specific performance of contract and

the situation would had been different if the suit would had been

a suit for partition or for that matter a suit for declaration.

::7::

19. Hence, for the reasons, this court is of the considered

opinion that the two civil revision petitions filed by the

petitioner/plaintiff being devoid of merits so far as invoking the

supervisory jurisdiction of this Court under Article 227 where the

scope of interference to an order of the trial court is too minimal

and the petitioners having not made out any strong case so as to

interdict the impugned order within the limits of the supervisory

jurisdiction over the trial courts within its territories and

jurisdiction.

20. Accordingly, these civil revision petitions are rejected. No

order as to costs.

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

closed.


                                                 ___________________
                                                    P. SAM KOSHY, J

Date:      13.03.2025
AQS
 

 
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