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

Thakur Harinath Singh, vs Thakur Ratna Bai,
2025 Latest Caselaw 19 Tel

Citation : 2025 Latest Caselaw 19 Tel
Judgement Date : 1 May, 2025

Telangana High Court

Thakur Harinath Singh, vs Thakur Ratna Bai, on 1 May, 2025

        THE HONOURABLE SMT. JUSTICE K. SUJANA


     CIVIL REVISION PETITION Nos.2030 & 3355 of 2018


COMMON ORDER:

Since the issue involved in all these criminal petitions is

one and the same, they are being heard together and are

being decided by way of this common order.

2. C.R.P.No.3355 of 2018 is filed challenging the order

dated 23.03.2018 passed in E.P.No.1 of 2009 in O.S.No.65 of

1976 by the learned Senior Civil Judge, Nalgonda;

C.R.P.No.2030 of 2018 is filed challenging the order dated

23.01.2018 passed in E.A.No.173 of 2017 in E.P.No.01 of

2009 by the learned Senior Civil Judge, Nalgonda.

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

Petitioners filed O.S.No.65 of 1976 seeking recovery of

possession of properties listed in "A" and "B" schedule and for

rectification of records. This suit was clubbed with

O.S.Nos.245 of 1978 and 53 of 1979. By a common judgment

dated 31.03.1986, O.S.No.65 of 1976 was decreed in favour of

the Petitioners, while the other two suits were dismissed.

SKS,J C.R.P.Nos.2030 and 3355 of 2018

Respondent No.1 filed appeals (A.S.Nos.1671 and 1729 of

1986) before this Court, which were also dismissed on

19.06.2000. To enforce the decree, the petitioners initially

filed E.P. under S.R. No. 53 of 2002, which was returned due

to lack of boundary details of the property. Another E.P.No.

72 of 2003 was filed but closed on 14.11.2005 as the warrant

for delivery was returned unexecuted for want of proper

property description. Subsequently, E.P.No.1 of 2009 was

filed. An Advocate Commissioner was appointed but failed to

complete the execution. Later, E.A.No.173 of 2017 was filed

for appointment of a new Commissioner to locate "A" schedule

property, but it was dismissed due to inadequate boundary

details. Finally, E.P.No.01 of 2009 was filed, but the trial

Court dismissed the execution with respect to the "A"

schedule property, citing inability to identify it based on

existing records and commissioner reports. Challenging the

said orders, the present civil revision petitions are filed.

4. Heard Sri S. Balchand, learned counsel appearing on

behalf of the petitioners. Though notice served upon the

respondents, none appeared on their behalf.

SKS,J C.R.P.Nos.2030 and 3355 of 2018

5. Learned counsel for the Petitioners submitted that the

order passed by the trial Court is contrary to both facts and

settled principles of law. It is contended that the trial Court

has failed to appreciate that in matters involving disputes

regarding the identity of the property, it is a well-established

principle that appointment of an Advocate-Commissioner,

even with the assistance of a qualified surveyor, is not only

permissible but necessary, and does not amount to collection

of evidence. The trial Court has erroneously dismissed

E.A.No.173 of 2017 without due consideration of this

principle. He further submitted that the first execution

petition filed in the year 2002 was returned at the S.R. stage

as not executable, and the second E.P.No.72 of 2003 was

closed without effective adjudication on the ground of absence

of a field assistant's report. He strongly contended that the

executing Court cannot question the validity or executability

of a decree and must only facilitate its execution, and the

observations made by the executing Court questioning the

decree and lamenting the dismissal of the appeal are both

misplaced and beyond its jurisdiction.

SKS,J C.R.P.Nos.2030 and 3355 of 2018

6. Learned counsel for the petitioner further submitted

that at the time of institution of the suit O.S.No.65 of 1976,

the petitioners were minors represented by their next friend,

and hence they were unaware of specific boundary details.

The properties involved are agricultural lands in different

survey numbers, often without clear boundaries in official

revenue records. The learned counsel argues that the trial

Court has ignored the absence of well-maintained revenue

records and the practical difficulties in demarcation, which

could have been resolved by appointing a Commissioner. The

Petitioners also brought to the notice of the trial Court that in

earlier proceedings, including E.P.No.72 of 2003, the trial

Court had directed delivery of possession by the Bailiff, but

the execution was stalled without granting sufficient

opportunity to the Petitioners.

7. Learned counsel for the petitioners further contended

that an Advocate-Commissioner appointed in E.P.No.1 of

2009, in coordination with Revenue Officials, had partly

identified the "A" schedule lands in Ammagudem Village, and

a surveyor from the Survey Department was also deputed for

this purpose. Despite this progress, the Advocate-

SKS,J C.R.P.Nos.2030 and 3355 of 2018

Commissioner failed to file a complete report, and instead of

summoning the report or directing further survey, the trial

Court summarily dismissed the petition. The learned counsel

also refers to tippans and other revenue records like pahanis

and village maps which, if relied upon correctly, would enable

localization of the "A" schedule property. He asserted that the

executing Court erred in concluding that the absence of

detailed boundaries renders the decree inexecutable and

failed to take effective steps to ensure the petitioners enjoy the

fruits of the decree.

8. He further submitted that the objections raised by

respondent No.4 are not tenable as the appeal filed by the

respondents against the decree had already been dismissed

and most respondents remained ex parte during execution.

The trial Court has misread material evidence and ignored

procedural fairness, especially given that the memo filed by

the Advocate-Commissioner did not state inability to identify

the property. Therefore, he prayed the Court to set aside the

orders of the trial Court by allowing this Civil Revision

Petitions.

SKS,J C.R.P.Nos.2030 and 3355 of 2018

9. In the light of the submissions made by both the

learned counsel and a perusal of the material available on

record, it appears that the issue revolves around the

executability of the decree passed in O.S.No.65 of 1976,

particularly with reference to the identification and delivery of

possession of the "A" schedule property described therein.

10. The chronology of events, starting from the institution of

the execution petition under S.R.No.53 of 2002, followed by

E.P.No.72 of 2003 and the present E.P.No.1 of 2009, clearly

reveals the persistent efforts made by the decree holders to

enforce the decree. However, these petitions were dismissed or

returned primarily on the ground of insufficient or imprecise

boundary descriptions of the subject property.

11. It is a settled proposition of law that the executing

Court cannot go behind the decree or sit in appeal over it.

Once a decree is passed and has attained finality, the duty of

the executing Court is to give effect to the decree to the extent

possible, without embarking upon an adjudication of the

merits of the original suit or questioning the correctness of the

decree.

SKS,J C.R.P.Nos.2030 and 3355 of 2018

12. In the instant case, the trial Court appears to have

adopted a hyper-technical approach in refusing to proceed

with execution solely on the ground of lack of specific

boundary details. The finding that the property is incapable of

identification based on the decree is not supported by any

detailed examination of the available evidence, such as

revenue records, pahanis, village maps, or tippans.

13. Therefore, this Court is of the opinion and considering

the submissions made by the learned counsel for the

petitioners that agricultural lands, particularly those dating

back several decades, often suffer from imprecise

demarcations in revenue records. In such scenarios, the

appointment of an Advocate-Commissioner, with the

assistance of competent officials including surveyors, is not

only permissible but necessary. The executing Court erred in

treating such an exercise as a means of collecting evidence,

whereas in reality, it is a legitimate step to aid the

identification and execution of the decree.

14. The material placed on record indicates that an earlier

Advocate-Commissioner had, with the help of Revenue

SKS,J C.R.P.Nos.2030 and 3355 of 2018

Officials and a Government Surveyor, partially identified the

"A" schedule lands. However, instead of pursuing this further

by summoning the Commissioner or directing a follow-up

inspection, the executing Court dismissed the application.

Such an approach does not align with the well-settled

principle that the executing Court must endeavor to ensure

that the decree holder reaps the fruits of the decree.

15. The objections raised by the respondents before the trial

Court are without merit, particularly in light of the dismissal

of their appeals and the fact that most of them remained ex

parte in the execution proceedings. The failure of the

Advocate-Commissioner to submit a complete report should

have prompted the executing Court to call for compliance or

appoint a new Commissioner, rather than bringing the

execution to a halt.

16. In view of the above discussion, this Court is of the

considered opinion that the orders passed by the executing

Court suffer from legal infirmity and procedural impropriety.

The executing Court ought to have appointed a fresh

Advocate-Commissioner for proper identification of the EP

SKS,J C.R.P.Nos.2030 and 3355 of 2018

schedule property, with the aid of revenue records and

officials.

17. Accordingly, the Civil Revision Petitions are allowed. The

impugned orders dated 23.01.2018 and 23.03.2018 passed in

E.A.No.173 of 2017 and E.P.No.1 of 2009 in O.S.No.65 of

1976 respectively, are hereby set aside. The trial Court is

directed to appoint an Advocate-Commissioner, preferably

with the assistance of an official Surveyor and concerned

revenue authorities, to inspect and identify the "A" schedule

property as per the decree and file a comprehensive report

within a stipulated time frame. The executing Court shall

thereafter proceed in accordance with law to effectuate the

decree. There shall be no order as to costs.

Miscellaneous applications, if any pending, shall stand

closed.

_______________ K. SUJANA, J Date: 01.05.2025 SAI

 
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