Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Madireddy Santosh vs The Joint Collector
2025 Latest Caselaw 3390 Tel

Citation : 2025 Latest Caselaw 3390 Tel
Judgement Date : 25 March, 2025

Telangana High Court

Madireddy Santosh vs The Joint Collector on 25 March, 2025

      THE HONOURABLE SMT JUSTICE K. SUJANA

CIVIL REVISION PETITION Nos.1160, 1161, 1162, 1163,
                  1164 AND 567 OF 2020


COMMON ORDER:

Since the parties and lis involved in these revision

petitions are same, they were heard together and are being

disposed of by way of this common order.

2. These revision petitions are preferred being aggrieved

by the common order dated 31.08.2019 passed in

Case Nos.F2/2422/2018, F2/2673/2018, F2/2674/2018,

F2/2675/2018 and F2/2676/2018. The respondents in the

said cases are the revision petitioners, and the appellants in

the said cases are respondent Nos.4 to 9 herein, and

respondent Nos.5 to 10 in CRP.No.567 of 2020.

3. The brief facts of the cases on hand are that the

appellants filed the above mentioned appeals under Section

90 of the Telangana State Tenancy and Agricultural Lands

Act, 1950 (for short 'Act 1950') which were remanded back

for fresh determination by affording opportunity to the

SKS, J CRP.Nos.1160 of 2020 & batch

parties in CRP.Nos.1552, 1544, 2663, 4444 and 4447 of

2015 that were preferred by the same parties as that of

these revision petitions. The case revolves around a dispute

over land ownership and tenancy rights concerning old

Survey Numbers27/12 and 27/13 which were later assigned

new Survey Numbers 135, 136, 131, 132, and 150 in

Koheda Village, Hayathnagar Mandal, Ranga Reddy District.

The appellants, who are descendants of one Kandada

Yellaiah, contend that the name of their grandfather was the

recorded as Protected Tenant of lands bearing old Survey

Nos. 27/2 and 27/3, and that Kandada Yellaiah never

surrendered his tenancy rights under the provisions of the

Act, 1950, and that his name was allegedly removed from

the tenancy register without following due process.

4. In addition, that Section 38-E certificates were

wrongly granted to other parties by the then Revenue

Divisional Officer (RDO) without proper verification of the

tenancy records or issuing notices to the rightful claimants.

The revision petitioners who are respondents therein

contended that the appellants and their family members had

already been granted Section 38-E certificates for different

SKS, J CRP.Nos.1160 of 2020 & batch

survey numbers and had sold those lands to third parties,

contending that the proceedings in question were finalized

through a common order dated 23.02.1984, following due

process under the relevant Tenancy Correction Rules.

Further, that the appellants were aware of the corrections

made to the tenancy register and that their current claims

are invalid and time-barred. It was emphasized that the

disputed lands have since been converted to non-

agricultural use, several plots were sold to bona fide

purchasers over the past two decades. Aggrieved by the

orders passed by the Joint Collector dated 31.08.2019

through which the order passed by the Revenue Divisional

Officer vide File No.3043/78 dated 23.02.1984 was set

aside, remanding the matter back to the Revenue Divisional

Officer, this Revision Petition is preferred.

5. Heard Mr. D.Srinivas, learned senior counsel

appearing on behalf of Mr. P.Sasidhar Reddy, learned

counsel for revision petitioners in CRP.Nos.1160, 1162,

1163 and 1164 of 2020, Mr. A.Venkatesh, learned senior

counsel appearing on behalf of Ms.Prathyusha Bopanna,

learned counsel for revision petitioners in CRP.No.567 of

SKS, J CRP.Nos.1160 of 2020 & batch

2020, and Mr. Avancha H.Chakravarthy, learned counsel for

respondents/appellants.

6. Learned senior counsel appearing for revision

petitioners in CRP.Nos.1160, 1161, 1162, 1163 and 1164 of

2020 submitted that the impugned common orders dated

31.08.2019 passed by the Joint Collector, are arbitrary,

illegal, and against the facts on record and circumstances of

the case. He firstly contended that the Joint Collector failed

to consider the crucial aspect of the respondents'

acceptance of corrections and the execution of sale deeds to

third parties based on the original orders dated 23.02.1984

and asserted that the same is a vital issue that goes to the

root of the matter. Secondly, that the Joint Collector failed to

frame the core issues in the case, which is a fundamental

requirement of any adjudicatory process, and instead, the

Joint Collector relegated the adjudication to the RDO, which

is not only unwarranted but also outside the purview of the

remand order, and lamented that the same amounts to clear

violation of the principles of natural justice.

SKS, J CRP.Nos.1160 of 2020 & batch

7. The learned senior counsel thirdly, contended that the

Joint Collector ought to have dismissed the appeals on the

grounds of delay, laches, and lack of bonafides. He lamented

that the respondents had accepted the benefits of the orders

dated 23.02.1984 and had executed sale deeds to third

parties, and later sought to question the same orders, which

is not permissible in law, as such, he divulged that the same

is a clear case of approbate and reprobate, where a party

cannot blow hot and cold in the same breath. Fourthly, that

the Joint Collector failed to consider the fact that the

respondents had submitted to the correction of their

tenancy records and had accepted the benefits thereof, due

to which they cannot now be permitted to question the same

records. Fifthly, that the Joint Collector ought to have been

conscious of the fact that the Hyderabad Tenancy Records

(Correction) Rules, 1956, are framed on 04.02.1956 in

exercise of the powers conferred by section 97 r/w sections

35 and 37 of the Hyderabad Tenancy and Agricultural Lands

Act, 1950, basing on which the Joint Collector ought to have

dismissed the appeal cases instead of remanding the same

to RDO by taking into consideration the concurrent findings

SKS, J CRP.Nos.1160 of 2020 & batch

on the factual aspects arrived at in the earlier round of

adjudication reflected in the orders dated 15.02.2005 &

11.07.2014.

8. While advocating that the Joint Collector ought to

have dismissed the appeal cases by treating them as

vexatious litigation designed to harass the innocent plot

owners after reaping the benefits of orders dated 23.02.1984

he prayed this Court to consider the precedents filed

thereon, and to set aside the impugned common order by

allowing these revision petitions.

9. Learned senior counsel appearing for revision

petitioners in CRP.No.567 of 2020 submitted that the

impugned common order is flawed for several reasons,

contending that the same is contrary to law and facts placed

on record. He further contended that the established set of

legal principles of law, were ignored, including the principle

that "once a protected tenant, always a protected tenant"

does not apply in cases where the rights of tenants have

been corrected or waived. He pointed out that the

respondents never had any rights in respect of Survey

SKS, J CRP.Nos.1160 of 2020 & batch

No. 27/3, and that the contention of respondents to

protected tenancy rights in respect of the said land is bogus

and not supported by any evidence. He lamented that the

respondents had accepted the corrections made to the

tenancy register and had executed sale deeds to third

parties, thereby, waiving their rights in respect of the said

land and divulged that the respondents had not approached

the Court with clean hands. He articulated that the

respondents had obtained ownership certificates and sold

their land without disclosing the fact, and therefore, their

appeals ought have been dismissed at the threshold, as they

had suppressed material facts and had made false

statements, which amounts to fraud. He contended that the

observation made in the impugned common order that the

petitioners had not accepted the corrections and executed

sale deeds to third parties, is an error apparent to the facts

of the cases. Therefore, he prayed this Court to allow these

revision petitions, setting aside the impugned common

order.

10. On the other hand, the learned counsel for

respondents, vehemently, opposed the contentions made by

SKS, J CRP.Nos.1160 of 2020 & batch

respective learned senior counsel for revision petitioners,

and contended that the present revisions are not

maintainable, as the order of the Joint Collector is merely a

remand order and does not decide the rights of the parties.

In support of the said contention, he relied on the judgment

rendered in the case of Yerrabothu Sathaiah vs Yedla

Chellaiah 1, and in the case of Kurva Mallamma and

another vs Kupireddy Shastri 2, wherein, it was held that a

revision under Section 91 of the Act is not maintainable

against an order of remand. He asserted that the revision

petitioners are estopped from raising the same issues that

were earlier raised and dealt with by this Court in the earlier

round of litigation, and emphasized that the petitioners had

earlier challenged the order of the RDO dated 23.2.1984

which was dismissed by this Court, as such, they cannot be

allowed to re-agitate the same issues that were earlier

decided against them. He reiterated that the petitioners

cannot re-urge the issues that have been decided and

became final in the earlier round of litigation. He incessantly

contended that even assuming that an error was crept in,

1960 (1) ALT P 191

2001 (1) ALD P 382

SKS, J CRP.Nos.1160 of 2020 & batch

while rendering findings contrary to the record, the same

cannot be rectified in this revision, as the said findings have

become final, and that a party cannot be allowed to

re-agitate issues that have been finally decided against

them.

11. He divulged that the contention of revision petitioners'

that they were not parties to the earlier round of litigation

and that they are bonafide purchasers is not the correct law.

He contended that the petitioners' contention to have

purchased the property pendente lite, and stepping into the

shoe of their vendors who have contested the case is false.

He placed reliance on the precedents whereunder it was

held that a purchaser pendente lite is bound by the decision

in the suit, and cannot be allowed to re-agitate issues that

have been finally decided against the vendor. He proclaimed

that the petitioners have not challenged the judgment

rendered by this Court in CRP No.1552 of 2015 and batch

dated 02.05.2018, which had decided the issues raised

thereof, and on contrary, they are now seeking to re-agitate

the same issues that were earlier decided against them,

which is not permissible under the law.

SKS, J CRP.Nos.1160 of 2020 & batch

12. Learned counsel for the respondents reiterated that

the petitioners' contention that the judgment rendered in

CRP.No.1552 of 2015 and batch dated 02.05.2018 is bad in

law, cannot be tenable, as they have not challenged the

judgment within the stipulated time, and therefore, the

judgment has become final, and also reiterated the principle

of law that a party cannot be allowed to challenge a

judgment that has become final. Therefore, he concluded his

arguments and prayed this Court to dismiss the revision

petitions, stating that the same lacks merits.

13. Having regard to the rival submissions made, and on

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

these revision petitions are filed challenging the common

order dated 31.08.2019 passed by the Joint Collector,

contending that without deciding the issues, the matters

were remanded to the RDO. On perusing the impugned

common order passed by the Joint Collector, it is seen that

the procedure contemplated under the Act, has not been

followed while issuing 38(E) Certificate. Further, in the order

dated 03.02.1984 passed by the RDO, it is clear that an

application was filed by Koheda villagers for correction of

SKS, J CRP.Nos.1160 of 2020 & batch

final record of tenancy and patta certificate was issued

under Section 38(E) of the Act. However, it is not known as

to who has filed the application for correction of tenancy

records, and under what authority of law. Further, in the

said order it was held that as per the guidelines issued by

the Collector, the Tahsildar, Hayathnagar, has conducted

local enquiry and prepared the tenancy register as per

physical possession of the PTs. No objections were received

on the register prepared by the Tahsildar, Hayathnagar.

Hence, it was observed that the record prepared by the

Tahsildar showing the survey number and extent on which

they had possession was accepted in to. Therefore, the

tenancy records were corrected under Rule 3(2) of the Rules

1956, and a finding was given that tenancy record was

changed based on some guidelines issued by the Collector,

and record prepared by the Tahsildar, as per the

possessions and no mention was made as to the names that

have been corrected. Reliance was placed in the order dated

02.05.2018 passed by this Court in CRP.Nos.1552 of 2015

and batch, whereunder, it was observed that once the

SKS, J CRP.Nos.1160 of 2020 & batch

original PT register entries are clear, there could be no change

as held in Sada Vs. Tahsildar, Utnoor, Adilabad 3.

14. It is settled law that the interest of PT continues to be

operable and subsisting so long as protected tenancy is not

validly terminated as recognized by law, irrespective of

possession of land in question. Further, it is also held by

various Courts that even if the PT has lost his possession,

without there being valid determination of his status as

protected tenant, he would still be entitled to all incidents of

protections under the Act.

15. Reverting to the facts in the cases on hand, it is noted

that the subject lands were converted to non agricultural

lands and sold to third parties, resulting in creation of third

party interests, and most of the sales on the subject lands

took place after the year 1993 i.e., when the litigation on

rights over subject lands took place. Thereafter, in view of

the direction issued by this Court vide order dated

02.05.2018 in CRP.No.1544 of 2015 and batch, the appeals

LAWS(APH) 1962-9-6

SKS, J CRP.Nos.1160 of 2020 & batch

were allowed, remanding back the matters to the RDO for

fresh determination by affording opportunity to the parties.

16. That being so, it is clear that the specific contention of

revision petitioners is that the certificates under Section

38(E) were issued to villagers of Koheda Village, whereas, in

the said certificates, the survey numbers were different and

that they are in the possession in the different of survey

numbers, as such, some of the PT holders represented

before the Tahsildar, for correction of entries and filed

affidavits in this regard, basing on which the Collector,

directed the Tahsildar to rectify the entries, and admittedly,

the respondents herein sold away the property in which they

are originally in possession and the same would show that

there is acceptance of change of entries in the PT register

and the same was result of acting upon the changes made

in PT register records. Therefore, the Joint Collector, ought

to have verified the records with regard to original tenancy

register and subsequent amendments made in the PT

register. Further, the Joint Collector ought to have verified

the records as to how many PT holders filed application

before the concerned authority for rectification of entries

SKS, J CRP.Nos.1160 of 2020 & batch

and without specifying the said aspects, the Joint Collector

simply remanded the matters to the RDO, without

discussing the material on record.

17. In view of the above discussion and on considering the

circumstances of these cases, these revision petitions are

disposed of, setting aside the impugned common order

dated 31.08.2019 and remanding the matters to the Joint

Collector with a direction to dispose of the appeals within a

period of four (4) weeks from the date of receipt of copy of

this order, only after duly verifying the records thoroughly

and validly covering all aspects pertaining to original PT

register entries, subsequent entries made thereof, and also

with regard to the affidavits filed by parties for correction of

entries. There shall be no order as to costs.

Miscellaneous applications, if any pending, shall also

stand closed.

_______________ K. SUJANA, J

Date: 25.03.2025 PT

SKS, J CRP.Nos.1160 of 2020 & batch

THE HONOURABLE SMT JUSTICE K. SUJANA

P.D COMMON ORDER IN CIVIL REVISION PETITION Nos.1160, 1161, 1162, 1163, 1164 AND 567 OF 2020

Date : 25.03.2025 PT

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter