Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Drs Infra A Partnership Firm vs M/S A.R. Resurgence Resources Llp
2025 Latest Caselaw 3668 Tel

Citation : 2025 Latest Caselaw 3668 Tel
Judgement Date : 21 May, 2025

Telangana High Court

M/S Drs Infra A Partnership Firm vs M/S A.R. Resurgence Resources Llp on 21 May, 2025

Author: P.Sam Koshy
Bench: P.Sam Koshy, N.Tukaramji
       THE HONOURABLE SRI JUSTICE P.SAM KOSHY
                                AND
        THE HONOURABLE SRI JUSTICE N.TUKARAMJI


     CIVIL MISCELLANEOUS APPEAL Nos.221 AND 230 OF 2024


COMMON JUDGMENT:

(Per Hon'ble Sri Justice N.Tukaramji)

We have heard Mr.V.Ravinder Rao, learned Senior

Counsel, argued on behalf of Mr.Arvind Geedipelly, learned

counsel for the appellants/defendant Nos.2 and 3;

Mr.A.Venkatesh, learned Senior Counsel, argued on behalf of

Mr.Aruva Raghuram Mahadev, learned counsel for the

respondent No.1/plaintiff and Mr.K.Durga Prasad, learned

counsel for the respondent No.2/defendant No.1.

2. Civil Miscellaneous Appeal No. 221 of 2024 has been filed

by appellants/defendants Nos.2 and 3, challenging the order

dated 19.03.2024 in I.A. No. 125 of 2023. Similarly, Civil

Miscellaneous Appeal No.230 of 2024 has been preferred by the

same appellants, contesting the order dated 19.03.2024 in I.A.

No.126 of 2023.

3. As both appeals arise from orders passed in related

interlocutory applications within O.S. No.150 of 2023, before the

IV Additional District Judge, Ranga Reddy District at L.B. Nagar, 2 PSK,J & NTR,J Cma Nos.221 and 230 of 2024

and since the reliefs sought are similar, they are being heard and

adjudicated together in this common judgment.

4. These appeals are brought by appellants/respondents Nos.

2 and 3/defendants Nos.2 and 3, challenging the decrees and

orders dated 19.03.2024 in I.A. Nos.125 and 126 of 2023 in O.S.

No.150 of 2023. The learned IV Additional District and Sessions

Judge, Ranga Reddy District at L.B. Nagar, had allowed the

applications of respondent No.1/petitioner/plaintiff, granting a

temporary injunction restraining respondent No.3/defendant No.3

from altering and alienating the petition schedule property.

Brief Facts:

5. The respondent No.1/plaintiff filed the suit seeking a

declaration as the absolute owner and possessor of the schedule

property i.e., Ac.1.09 guntas in Sy.No.299, Puppalaguda,

Rajendranagar Mandal, Ranga Reddy District, and to declare the

sale deeds dated 29.12.2022 (executed by the respondent

No.2/defendant No.1 in favour of appellant No.1/defendant No.2)

and 16.01.2023 (executed by appellant No.1/defendant No.2 in

favour of appellant No.2/defendant No.3) as null and void and not

binding on the petitioner. The petitioner also seeks recovery of

possession.

3 PSK,J & NTR,J Cma Nos.221 and 230 of 2024

6. For facility of reference, hereinafter the respondent

No.1/petitioner/plaintiff is arrayed as 'the petitioner' and the

appellant Nos.1 and 2/respondent Nos.2 and 3/defendant Nos.2

and 3 as 'the respondent Nos.2 and 3' respectively, in

accordance with the I.A.Nos.125 and 126 of 2023.

7. The petitioner claims title to the schedule property through

a registered sale deed dated 07.07.2012 and an exchange deed

dated 30.03.2013, executed by the vendors Nagula Sattemma

and others.

Originally, the land in Sy.No.299 (Ac.13.01 gts.) was

classified as evacuee property, with Nagula Sathaiah, Nagula

Srinivas and Nagula Swamy as tenants over Ac.10.01 gts. Upon

application, the Joint Collector, Ranga Reddy District, allotted this

land to them on 16.12.1994, by issuing a sale certificate, whereby

conferred title.

Subsequently, Nagula Sathaiah and Nagula Swamy

executed a registered General Power of Attorney in favour of

M.Subba Rao in 1994. Acting on their behalf, the attorney

executed a registered sale deed in favour of respondent No.1 for

Ac.7.20 gts. on 08.02.1995. Additionally, the remaining

Ac.2.20 gts. was sold to Smt. Sandeepa on 03.07.1997. Due to 4 PSK,J & NTR,J Cma Nos.221 and 230 of 2024

an error in the northern boundary description in respondent

No.1's sale deed, a registered rectification deed was executed on

23.05.2007.

After the demise of Nagula Sathaiah and Nagula Swamy,

their legal heirs, along with Nagula Srinivas, filed O.S. No. 60 of

2000 before the IV Additional Senior Civil Judge, Ranga Reddy

District, seeking cancellation of the sale deed dated 08.02.1995,

alleging it was executed without their consent. During the

proceedings, the parties reached a compromise: respondent

No.1 relinquished his title over Ac.3.19 gts. (including Ac.1.00 gts.

acquired by HUDA) and agreed to execute a relinquishment deed

in favour of the plaintiffs. In return, the plaintiffs relinquished their

rights over Ac.4.03 gts. (including Ac.1.00 gts. acquired by

HUDA) in favour of respondent No.1. This compromise was

recorded in a Lok Adalat Award on 16.12.2008. Pursuant to

execution proceedings, the plaintiffs executed the agreed

relinquishment deeds on 09.05.2011, making respondent No.1

the title holder of Ac.3.03 gts. in Sy. No.299.

Respondent No.1 subsequently sold Ac.0.18 gts. to

B.Madhusudhan Reddy, and on 09.05.2011, sold Ac.2.19 gts. to

Nagula Sattamma and others. Nagula Sattamma and others then 5 PSK,J & NTR,J Cma Nos.221 and 230 of 2024

executed a registered sale deed dated 07.07.2012 in favour of

the petitioner for Ac.1.00 gts., and conveyed Ac.1.02 gts. to third

parties, retaining Ac.0.17 gts., of which Ac.0.13.5 gts. was

acquired for the Outer Ring Road. M.Renuka and two others

executed a registered ratification deed on 09.08.2012.

Additionally, B.Madhusudhan Reddy conveyed Ac.0.09 gts. to the

petitioner vide a registered sale deed dated 30.03.2013. After

further Government acquisition, B.Madhusudhan Reddy retained

Ac.0.08 gts. in Sy.No.299.

At the petitioner's request, Mr.Madhusudhan Reddy

executed a registered exchange deed dated 30.03.2013 for

Ac.0.08 gts., making the petitioner the owner and possessor of

Ac.1.09 gts. Conversely, after these transactions and

acquisitions, respondent No.1 was left with less than Ac.2.15 gts.

The petitioner constructed a compound wall and a

watchman's room on the property, maintaining peaceful

possession. However, on 06.01.2023 and 10.01.2023, agents of

respondent No.2 allegedly demolished the watchman's room and

attempted to take possession. When the petitioner approached

the Police, they declined to act, citing the civil nature of the

dispute. Meanwhile, the respondent No.2 filed W.P. No. 920 of 6 PSK,J & NTR,J Cma Nos.221 and 230 of 2024

2023, alleging Police interference, and the petitioner filed W.P.

No. 961 of 2023, challenging the respondents' actions.

Despite knowing he did not possess Ac.3.03 gts.,

respondent No.1 allegedly executed a fraudulent sale deed on

29.12.2022 in favour of respondent No.2, followed by another

sale deed from respondent No.2 to respondent No.3 on

16.01.2023. On 19.01.2023, respondents allegedly encroached

upon and dispossessed the petitioner, prompting the present suit

to challenge these actions and protect the petitioner's rights.

Arguments:

8. Counsel for appellants/respondents Nos.2 and 3 contends

that the schedule-B property belongs to them, and the petitioner

has failed to establish a prima facie case. They argue that the

petitioner's own pleadings and the Lok Adalat settlement show

the disputed property is different from what the petitioner claims,

and that after acquisition, respondent No.1 retained only

Ac.2.15 gts. The appellants further assert that the petitioner has

not clearly identified the exact location of Ac.1.09 gts. claimed.

They also pointed to revenue records and the issuance of a

pattadar passbook in favour of respondent No.2, and question the

trial Court's reliance on the Lok Adalat Award and other 7 PSK,J & NTR,J Cma Nos.221 and 230 of 2024

documents. The appellants claim that preventing them from

developing the property would cause irreparable loss.

9. Conversely, counsel for the petitioner argues that the trial

Court properly considered the pleadings and evidence, and that

the impugned orders were necessary to preserve the status quo

and prevent multiplicity of litigation. The petitioner maintains that

the property's location is clear and that the efforts of respondent

Nos.1 and 2 to complicate the matter are unfounded. Therefore,

the appeals lack merit.

In support, the petitioner cited following judicial authorities:

(i) Mahawarlal Khewaji Trust, Faridkot v. Baldev Dass

(Manu/SC/0912/2004); (ii) Wander limited & another v. Antox

India Private Limited (1990 (Supp) SCC 727); (iii) Behari Kunj

Sahkari Avas Samiti v. State of UP ((2008) 12 SCC 306); (iv)

Tirumala Venkata Reddaiah Chowdary and another v. Potla

Krishna Prasad (Manu/AP/0852/2008); (v) Gurbax Singh v. Kartar

Singh (Manu/SC/0144/2004); (vi) K.Ravi Prasad Reddy v.

G.Giridhar (Manu/AP/0075/2022); (vii) Corporation of the City of

Bangalore v. M.Papaiah & others (AIR 1989 SC 1809); (viii) Dalip

Singh Sachar v. Prabodh Chander Puri (Manu/DE/8037/2007);

(ix) Gopal Krishnaji Ketkar v. Mahomed Haji Latif and others 8 PSK,J & NTR,J Cma Nos.221 and 230 of 2024

(Manu/SC/0168/1969) (AIR 1968 SC 1413); (x) Mohan Overseas

Private Limited v. Goyal Tin and General Industries

(Manu/DE/3071/2009).

Point for determination:

10. Whether the impugned orders of interim injunctions are

sustainable under the facts and law?

11. The petitioner asserts ownership and possession of the

schedule property based on a series of sale and exchange

deeds. Conversely, respondent Nos.2 and 3 (the appellants)

claim title to the same property through subsequent sale deeds

and supporting revenue records. A central issue in this dispute is

the validity of the sale deeds dated 29.12.2022 (executed by

respondent No.1 in favour of respondent No.2) and 16.01.2023

(executed by respondent No.2 in favour of respondent No.3).

Whether these sale deeds are genuine and binding, or fraudulent

and unenforceable against the petitioner, will be pivotal in

determining the outcome of the suit.

12. Significantly, both the petitioner and respondent No.3

assert possession over the schedule property. Therefore, it is

crucial to ascertain whether the petitioner was in peaceful

possession and subsequently dispossessed by the appellants, or 9 PSK,J & NTR,J Cma Nos.221 and 230 of 2024

whether the appellants were lawfully in possession. This factual

determination is a key issue for adjudication.

13. Another important consideration is whether the properties

claimed by the petitioner and the respondents are clearly

identified and whether they are, in fact, distinct parcels of land.

Thus, the identification and precise localization of the property will

have a material bearing on the case.

14. Additionally, the effect of prior legal proceedings-including

the compromise recorded in O.S. No. 60 of 2000 and the Lok

Adalat award-on the present rights and titles of the parties, as

well as any alleged discrepancies in the boundaries and extent of

the property, require careful scrutiny.

15. These complex factual and legal issues can only be

thoroughly examined and resolved through a detailed trial.

Accordingly, there exists a prima facie case warranting further

adjudication.

16. During the pendency of a suit, it is a well-established

principle that the status quo regarding the suit property should

ordinarily be maintained, unless the defendant demonstrates

exceptional circumstances warranting permission to raise

construction or alienate the property.

10 PSK,J & NTR,J Cma Nos.221 and 230 of 2024

17. Considering a similar situation, the Hon'ble Supreme Court

in Maharwal Khewaji Trust (Regd.), Faridkot v. Baldev Dass

reported in (2004) 8 SCC 488, wherein held that,

"10. Be that as it may, Mr. Sachhar is right in contending that unless and until a case of irreparable loss or damage is made out by a party to the suit, the court should not permit the nature of the property being changed which also includes alienation or transfer of the property which may lead to loss or damage being caused to the party who may ultimately succeed and may further lead to multiplicity of proceedings. In the instant case no such case of irreparable loss is made out except contending that the legal proceedings are likely to take a long time, therefore, the respondent should be permitted to put the scheduled property to better use. We do not think in the facts and circumstances of this case, the lower appellate court and the High Court were justified in permitting the respondent to change the nature of property by putting up construction as also by permitting the alienation of the property, whatever may be the conditions on which the same is done. In the event of the appellant's claim being found baseless ultimately, it is always open to the respondent to claim damages or, in an appropriate case, the court may itself award damages for the loss suffered, if any, in this regard. Since the facts of this case do not make out any extraordinary ground for permitting the respondent to put up construction and alienate the same, we think both the courts below, namely, the lower appellate court and the High Court erred in making the impugned orders. The said orders are set aside and the order of the trial court is restored."

11 PSK,J & NTR,J Cma Nos.221 and 230 of 2024

18. In the light of above observation, when the facts and

circumstances of the present case are considered, pending

adjudication of aforementioned factual issues, we are of the

considered view that the petitioner would suffer irreparable harm,

if injunction is not granted, and does the balance of convenience

favour maintaining status quo. In this view, if the property was to

be alienated, it would likely result in a multiplicity of legal

proceedings. The trial Court recognized this risk when it granted

interim relief. Furthermore, any alteration to the nature of the

property during the suit could similarly give rise to additional

litigation. Given these considerations, the trial Court's decision to

grant a temporary injunction-restraining the defendants from

alienating or altering the property was both justified and

appropriate.

19. Upon review, and in light of the aforementioned principles,

this Court finds that the trial Court's exercise of discretion in

granting the temporary injunction in favour of the

petitioner/plaintiff is neither illegal nor perverse. The order is

found to be just, proper, and does not warrant any interference.

12 PSK,J & NTR,J Cma Nos.221 and 230 of 2024

20. For the afore-stated reasons and in the absence of merit,

the appeals i.e., C.M.A. Nos. 221 and 230 of 2024 are liable to be

and are accordingly dismissed. No costs.

As a sequel, pending miscellaneous applications, if any,

stands closed.

_______________ P.SAM KOSHY, J

_______________ N. TUKARAMJI, J Date: 21.05.2025 svl

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter