Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chandrakani Sampoornamma And 3 Others vs Bhumaraju Yedukondala Raju And Another
2025 Latest Caselaw 76 Tel

Citation : 2025 Latest Caselaw 76 Tel
Judgement Date : 2 May, 2025

Telangana High Court

Chandrakani Sampoornamma And 3 Others vs Bhumaraju Yedukondala Raju And Another on 2 May, 2025

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

                                   AND

     THE HONOURABLE SRI JUSTICE NAMAVARAPU RAJESHWAR RAO

                           + A.S.No.69 OF 2020


% 02-05-2025

# Chandrakani Sampoornamma & others

                                                ....Appellants/plaintiffs

                                  Vs.

$ Bhumaraju Yedukondala Raju & another

                                             .... Respondents/Defendants

! Counsel for the Appellants     : Sri Vedula Venkata Ramana,
                                   learned Senior Counsel,
                                   representing Sri M.V.
                                   Hanumantha Rao.

 Counsel for the Respondents     : Sri P. Rama Sharana Sharma,


<Gist :

>Head Note:



? Cases referred:



1.         (2008) 15 SCC 673
2.        (2006) 4 SCC 658
3.        (1960) 2 SCR 253
4.        (2007) 5 ALT 510
5.        (2003) 8 SCC 752
6.        (2022) 9 SCC 516
7.        (1997) 2 SCC 485
8.        (1970) 3 SCC 350
                                     2




        IN THE HIGH COURT FOR THE STATE OF TELANGANA

                             HYDERABAD

                                 ****

                      + A.S.No.69 OF 2020

Between:
# Chandrakani Sampoornamma & others

                                                 ....Appellants/Plaintiffs

                                 Vs.

$ Bhumaraju Yedukondala Raju & another

                                              .... Respondents/Defendants

JUDGMENT PRONOUNCED ON: 02.05.2025

     THE HON'BLE SRI JUSTICE NAMAVARAPU RAJESHWAR RAO



1.    Whether Reporters of Local newspapers
      may be allowed to see the Judgments?                : Yes


2.    Whether the copies of judgment may be
      Marked to Law Reporters/Journals?                   : Yes


3.    Whether His Lordship wishes to
      see the fair copy of the Judgment?                  : Yes




                                                       __________________
                                                       P. SAM KOSHY,J


                                    _____________________________________
                                    NAMAVARAPU RAJESHWAR RAO, J
                                 3




          THE HON'BLE SRI JUSTICE P.SAM KOSHY
                          AND
THE HON'BLE SRI JUSTICE NAMAVARAPU RAJESHWAR RAO
                      A.S.No.69 OF 2020


JUDGMENT:

(per Hon'ble Sri Justice Namavarapu Rajeshwar Rao)

Heard Sri Vedula Venkata Ramana, learned Senior

Counsel, representing Sri M.V. Hanumantha Rao, learned

counsel for the appellants and Sri P. Rama Sharana Sharma,

learned Counsel appearing for the respondents.

2. The present appeal is under Section 96 r/w Order XLI

Rule 1 of C.P.C. assailing the judgment and decree, dated

31.07.2019 in O.S. No.35 of 2009 on the file of the Special

Sessions Judge for trial of cases under SCs and STs (PoA) Act-

cum-VII Additional District Judge at Khammam. The said

suit was filed by the appellants/plaintiffs herein against the

defendants seeking the relief of recovery of possession of the

suit schedule property by cancelling the registered sale deed

bearing document No.8094/2005 dt.26.05.2004/

dt.08.09.2005 executed by late Satyanarayana in favour of

defendant No.1 and registered sale deed bearing

No.9743/2005 dt.27.03.2004/dt.29.11.2005 executed by late

Satyanarayana in favour of defendant No.2, at Sub-Registrar

Office, Khammam obtained the same by the defendants from

late Satyanarayana under undue influence, coercion and

fraud, and the same was dismissed.

3. For convenience, the parties hereinafter referred to as

they are arrayed before the trial Court.

4. The sum and substance of the case of the plaintiffs is

that plaintiff No.1 is the wife, plaintiffs 2 to 4 are the children

of Chandrakani Satyanarayana and he expired on 03.11.2005

intestate leaving behind plaintiffs 1 to 4 as his legal heirs and

successors to his estate. The father of late Ch. Satyanarayana

by name, Ch. Nagaiah was the owner of the land to an extent

of Ac.04-09 gts., situated at Khammam and the said property

was got by the said Ch. Nagaiah through the proceedings

under Section 38-E of the A.P.Tenancy and Agricultural Lands

Act.

4(i) Since the date of death of Chandrakani Nagaiah,

who is the great-grandfather of plaintiffs No.2 to 4 and father

of late Satyanarayana, was in possession and enjoyment of

the same. The said Nagaiah was having four sons, namely,

Chandrakani Ramulu, Chandrakani Yeladri, Chandrakani

China Yaladri @ Yerraiah and Chandrakani Mallaiah; among

them, Chandrakani Ramulu and Chandrakani China Yaladri

@ Yerraiah, and Chandrakani Mallaiah were no more. The

father of plaintiffs 2 to 4 and husband of plaintiff No.1 was the

son of Chandrakani Yaladri, who is second son of

Chandrakani Nagaiah. Chandrakani Satyanarayana got

General Power of Attorney from Chandrakani Ramulu and his

sons and sons of Chanmdrakani China Yaladri @ Yerraiah for

the sale of the property got by them in oral partition.

4(ii) In the oral partition, the sons of Chandrakani

Nagaiah have got Ac.01-03 gts., Ac.01-02 gts., Ac.01-02 gts.,

and Ac.01-02 gts., of their respective shares. First son

Chandrakani Ramulu and third son Ch. China Yaladri @

Yerraiah have given General Power of Attorney in favour of

Chandrakani Satyanarayana for the sale of their respective

shares i.e. Ac.01-03 gts., and Ac.01-02 gts., Thus, the said

Satyanarayana was the owner of immovable property to an

extent of Ac.03-07gts. including his father's share. The said

property was in possession and enjoyment of the said

Satyanarayana. The said Satyanarayana has sold away

Ac.01-00gts., of the land through General Power of Attorney in

favour of his wife i.e. plaintiff No.1 in the year, 1986 through

Registered Sale Deed, which is the exclusive property of

General Power of Attorney holder and it is also the ancestral

and joint family property. Since then, plaintiff No.1 was in

possession and enjoyment of the same.

4(iii) In the year 2003, the brother of the Satyanarayana

by name, Rama Nana was trying to interfere with the peaceful

possession and enjoyment of the property, as such, the said

Satyanarayana had filed a suit for perpetual injunction vide

O.S.No.77 of 2003, before the Prl. Junior Civil Judge's Court,

Khammam, and the said suit was decreed on 18.08.2003 in

favour of the said Satyanarayana. The said Satyanarayana

developed ill vices and did not care to maintain the plaintiffs,

as such, the plaintiffs have approached the legal services

Authority, Khammam, and filed L.S.A.C.No.33 of 2003 against

the said Satyanarayana for partition of the properties owned

by him. In the said L.S.A.C. the award was passed on

15.02.2003 declaring that the plaintiffs No.2 to 4 are the

owners of the suit schedule property. In view of the said

Award/decree passed by the Legal Services Authority, the

plaintiffs are the absolute owners and possessors of the suit

schedule property.

4(iv) After granting the above said decree in favour of

plaintiffs 2 to 4, late Satyanarayana had allegedly executed

the Registered Sale Deeds in favour of the defendants in

respect of the land to an extent of Ac.01-23½ gts., each, vide

document No.8094 of 2005, dated 26.05.2004 and document

No.9743 of 2005, dated 27.03.2004 and the said documents

were registered by the Registering Authority on 08.09.2005

and 29.11.2005 respectively without having any right and

possession over the suit schedule property. The said

documents are sham and nominal without any consideration

and it was attributed by the said Satyanarayana under the

influence of alcohol. In fact, late Satyanarayana had no right

over the said property because he has already given the said

property in favour of plaintiffs No.2 to 4 vide Award passed in

L.S.A.C.No.33 of 2003 dated 15.02.2003.

4(v) After execution of the alleged sale deeds in favour

of the defendants by late Satyanarayana, he died on

03.11.2005. Then the defendants were interfering with the

peaceful possession and enjoyment of the plaintiffs. In view

of the said circumstances, in order to protect their possession,

plaintiffs have filed O.S.No.441 of 2007 before the Prl. Junior

Civil Judge's Court, Khammam, and got ad-interim injunction

orders against defendant No.1 vide I.A.No.1033 of 2007 and

after Filing counter, the said I.A. was dismissed on

30.07.2007. After dismissal of the above I.A., the plaintiffs

have preferred C.M.A.No.28 of 2007 and the same was also

dismissed by the I Addl. District Judge, Khammam, on

22.07.2008. These facts were not brought to the notice of the

plaintiffs by their Advocate, who was appearing on their

behalf. After knowing the said facts, the plaintiffs preferred a

Revision vide C.R.P.No.5674 of 2008 before the Hon'ble High

Court and the same was also dismissed on 18.06.2009.

4(vi) The very execution of the sale deeds in favour of

the defendants was known to the plaintiffs when the

defendants have filed their counter in the above said I.A.

No.1033 of 2007 on 12.07.2007. Till that date, they did not

know about the alleged execution of the sale Deeds in favour

of defendants by late Satyanarayana. Based on the alleged

sale deeds, the defendants forcibly trespassed into the suit

schedule property and created nuisance at the spot. As per

the sale deed executed on 24.07.1986 vide document No.2317

of 1986 in favour of plaintiff No.1 by late Satyanarayana, she

is the absolute owner of the said extent. So also the land to

an extent of Ac.03-07 gts., got by plaintiffs No.2 to 4 vide

L.S.A. No.33 of 2003, they are the owners and all the

properties belong to ancestral and joint family properties. Late

Satyanarayana had no right to sell away the said properties in

favour of third parties without the consent of plaintiffs 1 to 4

and the said sale deeds were executed by late Satyanarayana

under the influence of the alcohol and it is not disposed off by

the said Satyanarayana for the benefits of joint family

property. As such, the said documents are liable to be

cancelled.

4(vii) The suit filed by the plaintiffs in O.S.No.441 of

2007 before the Prl. Junior Civil Judge's Court, Khamnam,

was withdrawn by them by filing a Memo, dated 20.07.2009,

and they were permitted to file a separate suit. As such, the

plaintiffs filed the present suit as stated supra.

5. On the other hand, defendants No.1 and 2 filed their

Written Statement denying the averments made in the plaint,

and further submitted that the defendants had purchased the

land to an extent of Ac.03-07gts., in Sy.No.249 from the

husband of plaintiff No.1 by name, Ch. Satyanarayana

through Registered Sale Deeds by paying consideration on

27.03.2004 and on 26.05.2004 for Rs.9,00,000/- respectively.

Ever since the date of purchase, the defendants are in

possession and enjoyment of the same and they have applied

to the Tahsildar for "No Objection Certificate". The Revenue

Authorities after conducting due enquiry, issued Pattedar

Pass Books and Title Deeds in favour of defendants vide Title

Deed Nos.321 and 322.

5(i) It is further contended that the vendor of the

defendants namely, Ch.Satyanarayana was the owner and

possessor of the suit schedule property and he was issued

with pattedar Pass books and title deeds vide No.235. The

said Ch.Satyanarayana in turn sold the land of Ac.03-07gts.

including the suit schedule property to these defendants for

consideration as stated supra and possession was delivered

on the same day of purchase. The defendants have purchased

the land of Ac.3-07gts., from Chandrakani Satyanarayana and

they are enjoying the property with clear title and the plaintiffs

are nothing to do with the property purchased by the

defendants. The Revenue Authorities also entered the names

of Defendants in the pahani patrika and the plaintiffs have no

locus-standi to file any suit against the defendants.

5(ii) It is further contended on behalf of defendants that

the alleged Award in L.S.A.C.No.33 of 2003 dated 15.02.2003

before the Legal Services Authority, Khammam, which was

between the family members of Chandrakani Satyanarayana

is not at all binding on the defendants, it was collusive Award

obtained behind and back of third parties to knock away their

properties and to cause wrongful loss. Even the said collusive

Award was not registered, as such, it cannot be looked into,

for any purpose.

5(iii) It is further contended that even after the Award

passed in L.S.A.C.No.33 of 2003, the vendor of the defendants

namely, Ch. Satyanarayana continued his proceedings in

O.S.No.77 of 2003, on the file of Prl. Junior Civil Judge's

Court at Khammam, in which, the said Satyanarayana has

taken police protection vide E.A. No.701 of 2003 in E.P.No.905

of 2003 in O.S.No.77 of 2003 dated 02.12.2003. This

otherwise shows that the L.S.A.C. Order was collusive one to

knock away the properties of third parties. The plaint in O.S.

No.77 of 2003 shows that the said Satyanarayana was an

absolute owner and possessor of the suit schedule property

and that he was enjoying it with absolute rights before selling

it to these defendants. The name of Ch. Satyanarayana was

entered in the pahanies. It was false to allege that Ch.

Satyanarayana used to addict to all vices in as much as he

continued to be in service till his death.

5(iv) It is further contended that when these defendants

planning to construct a compound wall around the suit

schedule property, some antisocial elements tried to interfere

with their possession and enjoyment. The culprits have

damaged the roof of two rooms constructed by defendant No.1

and committed theft, as such, a report was lodged and

culprits were arrested. This otherwise shows that these

defendants are in possession and enjoyment of the suit

schedule property. In I.A.No.285 of 2006 in O.S.No.1054 of

2006 dated 29.01.2007 is pending in between the defendants

and one Rama Krishna, who is the owner of the land situated

an eastern side. An Advocate Commissioner was appointed

for fixation of the boundaries with respect of the suit schedule

property and that of the property of one G. Rama Krishna

(Defendant No.2 in O.S.No.411 of 2007).

5(v) It is further contended that subsequently, the

matter was settled out side of the Court and these defendants

and Ramakrishna were settled possession of their respective

properties within their specific boundaries with specific

measurements of 449 feet from west to east. In I.A.No.126 of

2005 in O.S.No.406 of 2005 dated 27.12.2005, which was

between the defendants and defendant No.2 in O.S.No.441 of

2007, the I Addl. Junior Civil Judge, Khammam, was pleased

to pass ad interim injunction order in favour of defendants

No.1 and 2. The said suit was filed to harass defendants No.1

and 2, as they failed to get any relief in O.S.No.441 of 2007.

Defendants No.1 and 2 are in settled position and also owners

of the suit schedule property for a fairly longtime and as such,

the plaintiffs are not entitled to any relief.

6. The trial Court after hearing both sides and based on

material available on record, passed the judgment and the

result portion is as follows:

"I am holding that the plaintiffs have failed to establish that defendants 1 and 2 played fraud with late Chandrakani Satyanarayana and obtained orginals of Exs.A.1 and A.2 sale Deeds while he was under influence of alcohol and on the other hand, the Defendants have established that they are bonafide purchasers of the suit schedule land and they had purchased the suit schedule land under the originals of Ex.A.1 and A.2 from late Ch. Satyanarayana for valid sale consideration. Therefore, the Plaintiffs have no right to seek the relief of cancellation of originals of Exs.A.1 and A.2/Sale Deeds and also they have no right to seek possession of suit schedule land and therefore, the suit is liable to be dismissed.

RESULT In the result, the suit of the Plaintiffs is dismissed. In the circumstances of the case, each party shall bear their own costs."

Aggrieved by the same, the present first appeal is filed by the

plaintiffs.

7. Learned counsel for the appellants/plaintiffs submits

that the trial Court committed a serious and grave error in

holding that Ex.A-3/Award passed in L.S.A.C.No.33 of 2003

dated: 15-02-2003 is collusive in nature and not binding on

the respondents/defendants. The said finding is baseless and

unreasonable as the said Award is much prior to the sales

under originals of Ex.A-1 and A-2. The Trial Court ought to

have inferred that the said sale deeds are not binding on the

appellants/plaintiffs as the vendor of the

respondents/defendants had no title to convey the same to

the respondents/defendants under the originals of Ex.A-1 and

A-2.

7(i) Learned counsel for the appellants/plaintiffs

further submits that the trial Court wrongly held that since

the suit in O.S.No.441 of 2007 filed for perpetual injunction in

respect of the suit property is dismissed, the present suit

claiming title for recovery of possession is not maintainable.

The said finding is too bad and unsustainable in law since the

appellants lost their possession over the suit property, as

such, the said suit in O.S.No.441 of 2007 filed for injunction,

was withdrawn with a liberty to file the present suit seeking

recovery of possession. Therefore there is no legal flaw to

maintain the instant suit.

7(ii) Learned counsel for the appellants/plaintiffs

further submits that the trial Court failed to note that Ex.A-3

award passed in L.S.A.O.P No.33 of 2003 in all respects is

valid in law and binding on the parties, where under late

Chandrakani Satyanarayana surrendered all his rights under

the said award in favour of the appellants. Therefore by the

date of Ex.A-1 and A-2, the said late Chandrakani

Satyanarayana had neither title nor possession over the suit

property and Ex.A-1 and Ex.A-2 documents were pressed into

service collusively only to defeat the legal rights of the

appellants over the suit property. The trial Court erred in

disbelieving the Ex.A-3/Award without assigning any reasons

for its conclusions. The said Award has become final as the

same has not been challenged by the respondents/Defendants

or their vendor during his lifetime.

7(iii) Learned counsel for the appellants/plaintiffs

further submits that the trial Court failed to note that a

purchaser cannot have better title than that of his vendor.

Evidently said late Chandrakani Satyanarayana had no title

by the date of Ex.A-1 and A-2 since he lost all his rights under

award Ex.A-3. The suit property is the joint family property of

late Chandrakani Satyanarayana and the appellants and the

appellants No.2 to 4 are coparceners having an undivided

1/4th interest each in the subject property and the sale

obtained by the respondents/defendants No.1 and 2 from the

said late Chandrakani Satyanarayana is invalid, inoperative

and unenforceable in law and the trial Court ought to have

rejected the claim of the respondents/defendants under

originals of Ex.A-1 and A-2.

7(iv) Learned counsel for the appellants/plaintiffs

further submits that the trial Court failed to note that by the

date of Ex.A-1 and A-2, the appellants No.2 to 4 were minors

and the alienation made by their father late Chandrakani

Satyanarayana in favour of the respondents/defendants No.1

and 2 under the originals of Ex.A-1 and A-2, is without

obtaining any permission as required under the Hindu

Minority and Guardianships Act, as illegal and invalid.

Therefore, the sales in favour of the respondents/defendants

No.1 and 2 are illegal and void ab-initio. The trial Court failed

to note that when admittedly the suit property is joint family

property and evidently when the appellants No.2 to 4 are

minors and the burden heavily lies on the purchasers to prove

that there was legal necessity for the said sale or it is for the

benefit of minors.

7(v) Learned counsel for the appellants/plaintiffs

further submits that the trial Court failed to note that the

Pattadar Passbooks marked as Ex.B-2 and B-3 stand in the

name of late Chandrakani Satyanarayana, were cancelled by

the competent revenue authorities holding that the

respondents/defendants have no right, title to the subject

property and the same was confirmed in the Revision before

the Joint Collector, Khammam. The trial Court failed to note

that the respondent No.2 who is claiming to have purchased a

part of the suit property under the original of Ex.A-2 sale

deed, was not even examined herself to prove the said

transaction. The trial Court wrongly held that the suit

property is the absolute property of late Chandrakani

Satyanarayana as the said property admittedly, is the joint

family property of late Chandrakani Satyanarayana and the

appellants No.2 to 4 and though a vague and bald allegation

made by the respondents/defendants that the property is

absolute property of late Chandrakani Satyanarayana, but in

the cross- examination the respondent No.1 even not able to

say how late Chandrakani Satyanarayana got his property

and not denied the source of title of late Chandrakani

Satyanarayana as suggested by the Appellants. Accordingly,

prayed to allow the appeal.

8. Per contra, learned counsel for

respondents/defendants submits that the Lok Adalat Award is

not binding on these respondents as it was only an

understanding between the parties and it cannot bind the

third parties.

8(i) Learned counsel for respondents/defendants further

submits that the appellants contended that the award passed

by the Lok Adalat is binding and referred Section 22E of Legal

Services Authorities Act, which reads as under:

"Every award of the Permanent Lok Adalat under this Act made either on merit or in terms of a settlement agreement, shall be final and binding on all the parties thereto and on persons claiming under them."

Learned counsel for respondents/defendants vehemently

argued that the Lok Adalat Award in the present case is

passed under Section 21 of the Legal Services Authorities Act

and not under Section 22E, and Section 21(2) reads as under:

"Every award made by a Lok Adalat shall be final and binding on all the parties to the dispute; and no appeal shall lie to any court against the award".

The Legal Services Authorities Act has contemplated two

types of Lok Adalat namely general Lok Adalat and secondly,

the permanent Lok Adalat. In the instant case, the Award

itself shows that it is passed under Section 21 of the Act,

which means it is governed by Section 21(2) of the Act, and

not the 22E which is for Permanent Lok Adalat.

8(ii) Learned counsel for respondents/defendants further

submits that Section 21(2) of the Act clearly states that the

award is binding to the "parties to the dispute", whereas the

respondents are not parties to the dispute. The Section 22E

adds that it applies to the "parties to the dispute and anybody

claiming under them". While the fact remains that the Section

22E does not apply in the instant case and that these

respondents being purchasers of the property through the

registered sale deed, they cannot be treated as "claiming

under them" claiming through them. The difference is that

while claiming "under" means the original owner holds the

right in the subject matter, whereas in the instant case, since

the respondents are purchasers the role of the vendors ends

and the purchasers cannot be called as claiming under the

previous owner. Therefore, in any case, the Award is not

binding on these respondents.

8(iii) Learned counsel for respondents/defendants

further submits that the Lok Adalat Award has no legal force

as the claim before the Lok Adalat is not backed by any legal

right of the parties. The Award of the Lok Adalat would be

valid only if the claim by the plaintiffs is genuine and they are

otherwise eligible for the same. In the instant case, the

plaintiffs have claimed partition of their share in the subject

property, which means the plaintiffs would have genuine right

of their share. However, the pleadings in the plaint clearly

show that they do not have any such night. The pleadings

itself show that, the property was originally owned by one

Chandrakani Nagaiah, to an extent of Ac.04-00 guntas, and

during his lifetime, he had partitioned among his four sons

namely, 1) Chandrakani Ramulu (2) Chandrakani Yeladri (3)

Chandrakani China Yeladri @ Yerraiah and Chandrakani

Mallaiah. It was pleased that the Ramulu, China Yerraiah

and Mallaiah were already died. The vendor of these

respondents namely Chandrakani Satyanarayana (husband of

the first plaintiff and father of other plaintiffs) is the son of

second one namely Chandrakani Yeladri. Out of Ac.04-00

guntas, first son got Ac.01-03 gts, and other three got Ac.01-

02 each. As such, the husband of the first plaintiff has

actually inherited the share of his father which is Ac.01.02

gts., and the sons of first son and third son have given

General Power of Attorney to the husband of the first plaintiff,

that is the vendor of the respondents herein.

8(iv) Learned counsel for respondents/defendants

further submits that even according to the pleadings itself,

total extent is Acers 3.07 Guntas, which is the suit property.

Ch. Satyanaraya has inherited only Ac.01.02 guntas and the

remaining Extent of Ac.02.05 gts., he was holding only

General Power Attorney on behalf of its actual owners, as

such, the children or wife of Sri Ch. Satyanarayana cannot

claim any share in the property that was being managed by

the General Power of Attorney holder. It is also further

pleaded that out of total Ac.03.07 guntas, Ch. Satyanarayana

also sold one acre to his wife (that is first plaintiff), but that

was never claimed and plaintiffs have admitted the title of Ch.

Satyanarayana that is the vendor of the respondents herein.

8(v) Learned counsel for the respondents/defendants

further submits that the finding of the competent Civil Court

is binding on the Lok Adalat and persists unless the same is

set aside, as such, the concept of res-judicate has to be

applied. Earlier the plaintiffs filed a suit for injunction

wherein the interlocutory application for temporary injunction

was dismissed, which was confirmed by the District Court in

Civil Miscellaneous Appeal and further ratified by the High

Court in Civil Revision Petition. The finding of the Trial Court

in para two of page seven of the order says as under:

Ex. A-1 Award was in between the family members of late Chandrakani Satyanarayana and petitioners and it was not acted upon which is evidenced under ExA-4 pahani which is filed by the petitioners themselves. As per pahanies the name of late Satayanarayana was shown for the year 2005-2006. Therefore, it shows that the award under Ex.A-1 was a collusive one and it was not effected and the petitioners 1-4 were never put into possession of the property".

This finding/observation of a competent court remains intact

unless it was set aside by any Appellant Court.

8(vi) Learned counsel for the respondents/defendants

further submits that it is further found by the competent Civil

Court in earlier suit vide O.S.No.441 of 2007 that:

"for the above mentioned reasons the petitioners failed to prove their possession and their pleadings are inconsistent with the documents filed by them, thereby I feel that the petitioners failed to prove their possession as on the date of filing of the suit".

Thereafter, the plaintiffs have withdrawn the suit for

injunction and filed the present suit. In the earlier suit, they

have claimed the possession, whereas in the instant case they

have asked for "recovery of possession", but nowhere they

stated that they were dispossessed by these

respondents/defendants. The finding as to the possession was

also categorically observed by the court below.

8(vii) Learned counsel for the respondents/defendants

further submits that in the Lok Adalat Award, the plaintiffs

mentioned one family arrangement dated 08.07.1997 through

which they have claimed their share, but curiously the said

family arrangement document was not filed in any case either

in the earlier suit for injunction nor in the suit for recovery of

possession.

8(viii) Learned counsel for respondents/defendants

further submits that the suit itself is not maintainable as the

prayer sought for in the plaint cannot be decreed as it is filed

for recovery of possession. The "recovery" would be used

where it was to get back which was held earlier. In the entire

pleadings, it was never claimed the earlier possession, as

such, the question of "recovery" does not arise. The plaintiffs

ought to have filed for declaration of their title, which was not

done. In the absence of such prayer of their right of the title,

they are not entitled for a possession or, much less, for

recovery of possession of the subject lands. Even the Lok

Adalat award did not give any title to the plaintiffs, but only

contended that the husband of first plaintiff in the said case

had agreed not to sell the property. If there is any title that is

conveyed through the Lok Adalat, the decree/award ought to

have been registered under the provisions of Section 17 of the

Registration Act.

8(ix) Learned counsel for respondents/defendants

further submits that the prayer in the suit is for recovery of

possession "by cancelling the registered sale deeds" of the

respondents herein. It is a settled principle that cancellation

of sale deed can only be prayed for, by those who were parties

to the deed, but not the third parties. The plaintiffs are not

the executants of the sale deeds but they are third parties in

which case they should have sought for declaration that "the

sale deeds of the defendants are null and void and not binding

on the plaintiffs", but that was not pleaded. Accordingly,

prayed to dismiss the appeal.

FINDINGS OF THIS COURT:

9. A perusal of the record shows that plaintiffs 1 to 4

contended that Chandrakani Satyanarayana was the absolute

owner and possessor of total land to an extent of Ac.3-07 gts.

situated in Sy.No 294 of Khanapuram Haveli revenue village.

Out of this, he is alleged to have sold the land to an extent of

Ac.1-00 to his wife i.e. Plaintiff No.1 under a Registered sale

deed/Ex.A4 bearing document No.2317 of 1986 dated

26.7.1986. If the claim that Chandrakani Satyanarayana sold

Ac.1-00 gts., out of Ac.03-07 gts. under the original of

Ex.A.4/Sale Deed is indeed accurate, the remaining land in the

possession and enjoyment would be only Ac.02-07 gts.,

However, the Award under Ex.A-3, dated 15.02.2003 reveals

the existence of a Family Arrangement dated 08.07.1997.

Pursuant to which, the entire suit schedule property i.e. Ac.03-

07gts., in Sy.No.294 was allegedly allotted to his children. This

raises a significant contradiction. How could Chandrakani

Satyanarayana have sold any portion of the land in 1986 if, by

1997, the entire property had been conveyed to his children?

Therefore, the evidentiary value of Ex.A4 is significantly

weakened. Furthermore, if it is established that the Family

Arrangement dated 08.07.1997 indeed transferred the entirety

of the suit schedule property to the children, Chandrakani

Satyanarayana could not have retained any portion of the

property to be conveyed to Plaintiff No. 1 under Ex.A4. This

inconsistency casts doubt on the plaintiffs' claims. Moreover,

the plaintiffs failed to produce the Agreement of Family

Arrangement dated 08.07.1997, which forms the basis of their

claims. In the absence of this critical document, the validity of

the sale deed in favor of Plaintiff No. 1 (Ex.A4) cannot be

effectively challenged, nor can the claim of the plaintiffs that

the entire property was transferred under the family

arrangement be substantiated.

10. The plaintiffs contend that, pursuant to the Lok Adalat

Award dated 15.02.2003, they have been in possession and

enjoyment of the suit schedule land. When the defendants

attempted to interfere with their peaceful possession and

enjoyment in the year 2007, the plaintiffs filed a suit in

O.S.No.441 of 2007 before the Principal Junior Civil Judge's

Court, Khammam, and also filed a petition in I.A.No.1033 of

2007 seeking a temporary injunction until the disposal of the

main suit. However, the petition in I.A.No.1033 of 2007 was

dismissed by the Principal Junior Civil Judge's Court,

Khammam, on 30.07.2007. Aggrieved by this decision, the

plaintiffs filed an appeal in C.M.A.No.28 of 2007 before the I

Additional District Court, Khammam, which was subsequently

dismissed on 22.07.2008. Dissatisfied with the appellate

court's judgment, the plaintiffs sought revision through

C.R.P.No.5674 of 2008 before the High Court. This revision

petition was also dismissed on 18.06.2009. Thereafter, the

plaintiffs withdrew O.S.No.441 of 2007 on 20.07.2009.

11. Following these setbacks, the plaintiffs altered their

position and claimed that Defendants No.1 and No.2 are in

possession and enjoyment of the suit schedule land.

Furthermore, they alleged that Defendants No.1 and No.2

obtained originals of Exs.A-7 and A-8 (certified copies of

registered sale deeds) from Chandrakani Satyanarayana by

committing fraud while he was in a drunken state. However, if

Chandrakani Satyanarayana had indeed executed the sale

deeds under the alleged circumstances, the plaintiffs would

have raised this issue during the earlier suit, i.e., O.S.No.441

of 2007. Notably, no such plea was made at that time,

undermining the credibility of their new claim.

12. Contentions of Defendants No.1 and No.2:

Defendants No.1 and No.2, who are husband and wife,

contend that they lawfully purchased the suit schedule lands

under registered sale deeds (Exs.A7 and A8) for valid

consideration on 26.05.2004 / 08.09.2005 and 27.03.2004 /

29.11.2005, respectively. The certified copies of the sale deeds

(Exs.A7 and A8) executed in their favour by Chandrakani

Satyanarayana confirm that he alienated the suit schedule

lands to meet his family necessities. As such, late

Chandrakani Satyanarayana sold the suit schedule lands to

Defendants No.1 and No.2 for the sustenance of his family,

including Plaintiffs 1 to 4. Since the execution of the original

sale deeds, the defendants have been in continuous

possession and enjoyment of the suit schedule lands as bona

fide purchasers from the original owner, Chandrakani

Satyanarayana. Furthermore, the defendants assert that they

had no knowledge of the collusive order passed by the Lok

Adalat, Khammam, in LSAC No.33 of 2003, dated

15.02.2003.

13. Revenue Records Supporting Defendants' Claim:

Following a due inquiry, the revenue authorities issued

pattedar passbooks and title deeds in favor of Defendants

No.1 and No.2. The defendants further argue that prior to

these transactions, Chandrakani Satyanarayana was the

undisputed owner and possessor of the suit schedule land,

as evidenced by the pattedar passbook and title deed (Exs.B2

and B3) issued in his name by the revenue authorities.

These records affirm his ownership status at the time of

execution of the sale deeds.

14. The plaintiffs challenged the issuance of pattedar

passbooks and title deeds in favor of Defendants No.1 and No.2

by the concerned Tahsildar. Upon conducting a due inquiry,

the Tahsildar, Khammam Urban, cancelled the said passbooks

and title deeds. Aggrieved by this decision, the defendants filed

an appeal before the Joint Collector, Khammam, which was

also dismissed. Subsequently, the defendants preferred a writ

petition before the High Court, which remains pending for

consideration.

15. The revenue authorities primarily relied upon the Award

passed by the Lok Adalat, Khammam, in LSAC No.33 of 2003,

dated 15.02.2003. It is noted that, as per law, an award passed

by the Lok Adalat is final, and no appeal lies against it.

However, in this case, the award in question was rendered

between Chandrakani Satyanarayana and his family members.

Thus, it does not bind third parties. The plaintiffs contend that

the award was collusive, obtained surreptitiously to deprive

third parties of their rightful properties and cause them

wrongful loss. Moreover, since the said award was not

registered, it lacks legal validity and cannot be relied upon for

any purpose.

16. The defendants further contend that, despite the Award

passed in LSAC No.33 of 2003, their vendor, Chandrakani

Satyanarayana, continued legal proceedings in O.S.No.77 of

2003 before the Principal Junior Civil Judge's Court,

Khammam. In the course of these proceedings, he sought

police protection by filing EA No.701 of 2003 in E.P.No.905 of

2003 in O.S.No.77 of 2003, dated 02.12.2003. This suggests

that the LSAC Order was collusive in nature and intended to

deprive third parties of their rightful properties.

17. Contents of the plaint in O.S.No.77 of 2003 indicate that

Chandrakani Satyanarayana was the absolute owner and

possessor of the suit schedule property and exercised full

ownership rights before conveying the property to the

defendants. When the defendants attempted to construct a

compound wall around the suit schedule property, certain

antisocial elements unlawfully interfered with their possession

and enjoyment. These individuals caused damage to the roof of

two rooms constructed by Defendant No.1 and committed theft.

Consequently, a complaint was lodged with the police, leading

to the arrest of the perpetrators. This further substantiates

that the defendants have been in possession and enjoyment of

the suit schedule property, reinforcing their claim of legal

ownership and uninterrupted possession.

18. The plaintiffs assert their claim of possession primarily on

the basis of the Lok Adalat Award (Ex.A3). The said Award was

passed under Section 21 of the Legal Services Authorities

Act, rather than under Section 22E. Section 21(2) of the Act

stipulates as follows:

"Every award made by a Lok Adalat shall be final and binding on all the parties to the dispute; and no appeal shall lie to any court against the award."

However, Section 21(2) clearly states that the award is binding

on the parties to the dispute. In the present case, the

respondents were not parties to the dispute. Consequently, the

award does not extend its legal effect to them.

19. Judicial Precedents Relied Upon by the Appellants:

Learned counsel for the appellants has cited several

judicial precedents in support of their claims. Among them, the

relevant judgments are discussed below:

20. Learned counsel for the appellants submits that when a

son acquires property from his father, upon the birth of his

own sons (third generation), they acquire a birthright in the

property as part of the joint family estate. Courts are bound to

uphold and enforce amicable family arrangements that settle

disputes and facilitate the distribution of property among

family members and he relied upon Ranganayakamma and

another v. K.S. Prakash (Dead) by LRs., and others, 1 and he

also relied upon Hari Shankar Singhania and others v. Gaur

Hari Singhania and others 2 and MST Rukhmabai v. Lala

Laxminarayan and others 3 and submitted that these cases

reaffirm the presumption under Hindu law that a family is

deemed to be joint. A member of a joint family is not required

to explicitly claim a share in the joint family estate. He may

also relinquish his interest orally, and such renunciation

merely extinguishes his individual interest, allowing the

remaining members to continue holding the property as joint

family property.

. (2008) 15 SCC 673

. (2006) 4 SCC 658

. (1960) 2 SCR 253

21. Additionally, it is a well-settled legal principle that courts,

while assessing the credibility of witness testimony, must take

into account the witness's conduct by reviewing the evidence in

its entirety. Furthermore, an admission made by a party in

pleadings is admissible against them proprio-vigor--

meaning "by its own force and strength."

22. Learned counsel for the appellants has vehemently

argued that the principle cited by the trial court--that a

plaintiff must succeed on the strength of his own case and not

on the weakness of the defendant's case, as reiterated in

Mohammed Ibrahim (D) by L.Rs. & another v. Mohammed

Abdul Razaak 4--does not imply that even if the plaintiffs

establish their claims by a preponderance of probabilities, the

onus probandi never shifts to the defendants to rebut them.

The concept of burden of proof loses significance once both

parties have adduced evidence on the issues in contention. He

further submitted that the legal position on this matter has

been clearly elucidated by the Hon'ble Supreme Court that in a

. (2007) 5 ALT-510

suit for recovery of possession based on title, it is for the

plaintiff to prove his title and satisfy the court that he, in law,

is entitled to dispossess the defendant from his possession over

the suit property and have the possession restored to him and

he relied upon the R.V.E. Venkatachala Gounder v.

Arulmigu Viswesaraswami & V.P. Temple and another 5.

However, the trial court failed to examine what title remained

with Chandrakani Satyanarayana to convey to the defendants

subsequent to the Lok Adalat settlement and Award (Ex.A3),

which acquired the sanctity of a decree of a Civil Court

under Section 21 of the Legal Services Authorities Act,

1987. The court also failed to consider whether the award

could be binding on the defendants, who subsequently

purchased the same property, and whether any portion of the

property remained with Satyanarayana for valid conveyance.

Without addressing these fundamental legal questions, the trial

judge summarily dismissed the award as collusive, without

offering substantial reasoning.

23. Arguments by the Respondents/Defendants:

    .    (2003) 8 SCC 752





        Conversely,              learned             counsel             for         the

respondents/defendants                contends        that    the     plaintiffs    had

previously filed a suit for injunction O.S.No.441 of 2007,

wherein their interlocutory application for temporary injunction

was dismissed. This dismissal was subsequently confirmed by

the District Court in Civil Miscellaneous Appeal and further

ratified by the High Court in Civil Revision Petition. The

learned counsel relied on the finding of the trial court in Para 2

of the Interlocutory Order, which stated:

"Ex.A-1 (Award) was entered into between the family members of late Chandrakani Satyanarayana and the petitioners, but it was never acted upon, as evidenced by Ex.A-4 (pahani) filed by the petitioners themselves. The pahani records for the years 2005-2006 reflect the name of late Satyanarayana, thereby demonstrating that the award under Ex.A-1 was collusive and never took effect. The petitioners were never put in possession of the property. Furthermore, their pleadings are inconsistent with the documentary evidence presented, leading to the conclusion that the petitioners failed to establish possession as of the date of filing the suit."

24. Subsequently, the plaintiffs/appellants withdrew

O.S.No.441 of 2007 and initiated the present suit. In the

earlier suit, they claimed possession, whereas in the current

suit, they seek recovery of possession. Given these

developments, the respondents contend that the Lok Adalat

Award lacks legal force, as the claim made before the Lok

Adalat was not backed by any enforceable legal right of the

parties. An award passed by a Lok Adalat holds validity only

when the claim of the plaintiffs is genuine and legally

sustainable.

25. Learned counsel for the respondents vehemently argued

that the jurisdiction of the Lok Adalat under Section 20 is to

facilitate a settlement of disputes between the parties in a case

and it has no adjudicatory role and it cannot decide a list and

he relied upon the judgment of the Hon'ble Supreme Court in

New Okhla Industrial Development Authority (NOIDA) v

Yunus and others 6 wherein at para No.37 it is observed as

under:

"37. The object of the 1987 Act inter alia as can be noticed from the Preamble to the Act, also is the organisation of Lok Adalats. It is clear beyond the shadow of any doubt that the jurisdiction of the Lok Adalat under Section 20 is to facilitate a settlement of disputes between the parties in a case. It has no adjudicatory role. It cannot decide a lis. All that it can do is to bring about a genuine compromise or settlement. Sub-section (4) of Section 20 is important so far as the law giver has set out the guiding principles for a Lok Adalat. The principles are justice, equality,

. (2022) 9 SCC 516

fair play and other legal principles. The significance of this provision looms large when the Court bears in mind the scheme of Section 28-A of the Act."

26. Arguments Advanced by the Appellants:

Learned counsel for the appellants strongly contended

that since the existence of the joint family is undisputed, any

property held by the family, along with subsequent

acquisitions, assumes the character of coparcenary property.

Reliance was placed on the judgment of the Hon'ble Supreme

Court in Sher Singh and others v. Gamdoor Singh 7, where

it was held:

"Once the existence of the joint family was not in dispute, necessarily the property held by the family assumed the character of coparcenary property and every member of the family would be entitled by birth to a share in the coparcenary property unless any one of the coparcener pleads, by separate pleadings, and proves that some of the properties are his self-acquired properties and could not be blended in the coparcenary property."

27. Furthermore, learned counsel for the appellants asserted

that any alienation by the Karta of a coparcenary property,

unless justified by legal necessity, estate benefit, or

indispensable duties, is voidable at the instance of any

coparcener. He relied upon the ruling in Raj Kumar

. (1997) 2 SCC 485

Raghubanchmani Prasad Narain Singh v. Ambica Prasad

Sngh (Dead) by L.Rs and others 8, wherein the Hon'ble

Supreme Court held:

"In any event an alienation by the manager of the joint Hindu family even without legal necessity is voidable and not void."

28. Analysis of Sale Deeds and Ownership Rights:

A perusal of the registered sale deeds under Ex.A1 and

Ex.A2 establishes that Chandrakani Satyanarayana held

absolute ownership rights over the suit schedule properties.

Further, the records indicate that he alienated the properties

for the benefit of his family, thereby confirming that the sale

was made with the intent to support his family. Consequently,

the sale deeds under Ex.A7 and Ex.A8 hold legal validity and

remain enforceable.

29. Maintainability of the Suit:

The suit itself is legally not maintainable, as the relief

sought by the plaintiffs--"recovery of possession by

canceling the registered sale deeds"--cannot be granted. The

legal concept of "recovery" applies only when the plaintiff

. 1970(3) SCC 350

seeks to regain possession that was previously held. However,

the plaintiffs have never claimed prior possession in their

pleadings, which renders the question of recovery irrelevant.

30. Additionally, it is a well-settled legal principle that only

parties to a sale deed have the right to seek its cancellation.

Third parties lack the legal standing to challenge registered

sale transactions. In the present case, the plaintiffs are not the

executants of the disputed sale deeds; rather, they are third

parties attempting to invalidate the transactions. On the other

hand, Defendants No.1 and No.2--who are husband and wife--

purchased the suit schedule lands through registered sale

deeds (Exs.A7 and A8) for valid consideration, executed on

26.05.2004 / 08.09.2005 and 27.03.2004 / 29.11.2005,

respectively. Furthermore, Exs.A7 and A8, being certified

copies of sale deeds executed in favor of Defendants No.1 and

No.2 by Chandrakani Satyanarayana, clearly establish that the

vendor alienated the property for his family necessities.

Thus, the bona fide status of the purchasers is well-

established, and they have been in lawful possession and

enjoyment of the suit schedule lands since the execution of

Exs.A7 and A8. The defendants are therefore entitled to

protection as bona fide purchasers from the original owner,

Chandrakani Satyanarayana.

31. Conclusion:

For the foregoing reasons, we are of the considered view

that the Trial Court has rightly dismissed the suit, and there is

no ground for appellate interference. The plaintiffs have failed

to establish a legal basis for their claim, and the relief sought is

untenable in law. Accordingly, the appeal is liable to be

dismissed.

32. Accordingly, the appeal is dismissed. There shall be no

order as to costs.

Consequently, miscellaneous petitions pending, if any,

shall stand closed.

__________________ P.SAM KOSHY, J

_____________________________________ NAMAVARAPU RAJESHWAR RAO, J Date: 02.05.2025

Note:

Registry is directed to draw the decree accordingly. B/o Bdr

 
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