Citation : 2025 Latest Caselaw 5310 Tel
Judgement Date : 4 September, 2025
THE HONOURABLE SRI JUSTICE J.SREENIVAS RAO CIVIL REVISION PETITION Nos.1695, 1922, 1933 and 1936 of 2025 COMMON ORDER:
These Civil Revision Petitions are filed by the petitioners under
Article 227 of the Constitution of India, aggrieved by the common
order dated 04.09.2024 passed by the learned Agent to Government,
Bhadradri Kothagudem, in E.P.Nos.234, 235, 236, and 237 of 2023
respectively, dismissing the Execution Petitions filed by the
petitioners.
2. Heard Sri Y.Pulla Rao, learned counsel for the petitioners and
Sri P.V.Krishnamachary, learned counsel for respondent Nos.2 to 5.
3. For the sake of convenience, the facts in C.R.P.No.1695 of
2025 are hereunder discussed.
4. The petitioner filed a suit vide O.S.No.123 of 2022 on the file
of the Agent to Government, Bhadradri Kothagudem, for recovery of
an amount of Rs.7,56,000/-. The learned Agent to Government passed
an ex-parte decree on 30.06.2023. Along with the said suit, the
petitioner also filed I.A.No.112 of 2022 seeking attachment before
judgment, pursuant to which the scheduled property was attached.
Subsequent to the decree, the decree holder filed E.P.No.235 of 2022.
During the pendency of the said E.P., respondent Nos.2 to 5 filed a
claim petition i.e., E.A.No.5 of 2024, contending that they had
purchased the scheduled property from respondent No.1/ Judgment
Debtor on 01.03.2022, and they are having absolute rights over the
said property and the decree holder was not entitled to seek execution
of decree against the said property. However, without adjudicating the
claim petition, the learned Agent to Government dismissed the
Execution Petition through the impugned order dated 04.09.2024,
solely on the ground that respondent Nos.2 to 5 had already
approached the this Court by filing W.P.No.24180 of 2023,
challenging the cancellation of assessment of property tax and further
directed the parties to resolve the issues before the High Court.
Aggrieved by the said order, the petitioner has preferred the present
Civil Revision Petitions.
5. Learned counsel for the petitioners submitted that the learned
Agent to Government dismissed the Execution Petitions without
assigning any reasons. The mere pendency of the writ petition is not a
valid ground to dismiss the execution petitions. He further submitted
that, in the writ petition, respondent Nos.2 to 5 have questioned the
proceedings issued by the Gram Panchayat cancelling the assessment
of property tax in respect of the scheduled property. He further
submitted that the learned Agent to Government has not adjudicated
the claim petitions to determine whether respondent Nos.2 to 5 have
any semblance of right to defeat the decree passed in favor of the
petitioners. Hence, the impugned order passed by the learned Agent to
Government is contrary to law and is liable to be set aside. He also
submitted that the respondent Nos.2 to 5 are claiming rights over the
subject property in Sy.No.137/12 based on a sada sale deed dated
01.03.2022 set to have been executed by respondent No.1/judgment
debtor, though respondent No.1/judgment debtor availed a loan from
the petitioner by executing a promissory note dated 27.05.2021 prior
to execution of alleged sada sale deed dated 01.03.2022. Therefore,
the claim petitioners do not confer any right over the subject property.
6. Learned counsel for respondent Nos.2 to 5 submitted that the
learned Agent to Government, after considering the contentions of
both parties, rightly dismissed the Execution Petitions by giving
cogent reasons. Therefore, there are no grounds to interfere with the
impugned order passed by the Agent to Government.
7. Having considering the rival submissions made by the
respective parties and perused the record. It is not in dispute that the
petitioner filed a suit vide O.S.No.123 of 2022 for recovery of an
amount against Respondent No.1/Judgment Debtor. In the said suit,
Respondent No.1 did not appear, and he was set ex-parte and the
learned Agent to Government passed an ex-parte decree on
30.06.2023. Thereafter, the decree-holder filed Execution Petition
vide E.P.No.235 of 2022, seeking execution of the decree. During the
pendency of the Execution Petition, respondent Nos.2 to 5 filed a
claim petition, E.A.No.5 of 2024, claiming rights over the scheduled
property on the ground that they purchased the property for valuable
consideration from respondent No.1/Judgment Debtor through sada
sale deed dated 01.03.2022. Thereafter, they filed Writ Petition vide
W.P.No.24180 of 2023, questioning the cancellation of the assessment
made by the Panchayat Secretary, Gram Panchayat, Ramanjaneya
Colony, Chunchupalli Mandal, Bhadradri Kothagiudem, dated
09.05.2022.
8. It is relevant to mention here that the learned Agent to
Government while adjudicating the dispute by invoking the powers
conferred under the Provisions of Agency Rules and Civil Procedure
Code ought to have considered the contentions of the respective
parties, evidence on record and ought to have given reasons. In the
case of hand, the learned Agent to Government has not given any
reasons in support of the impugned order and the same is a clear
violation of the principles of natural justice and contrary to law. It is
settled principles of law that quasi-judicial authorities or judicial
authorities while passing orders reasons must be recorded.
9. It is already stated supra that the learned Agent to Government
while adjudicating the dispute by exercising powers conferred under
the provisions of Agency Rules, 1924 ought to have recorded the
reasons.
10. It is pertinent to mention that when a third party files a claim
petition in execution proceedings, by invoking the provisions of Order
21, Rule 58 of the Civil Procedure Code, the Court has to adjudicate
the claim and determine whether the claim petitioners have any right
or interest in the subject property. In the present case, the learned
Agent to the Government dismissed the E.Ps. solely on the ground
that the claim petition filed by respondent Nos. 2 to 5 vide
W.P.No.24180 of 2023, questioning the cancellation of the assessment
made by the Panchayat Secretary, Gram Panchayat, Ramanjaneya
Colony, Chunchupalli Mandal, Bhadradri Kothagiudem is still
pending.
11. It is relevant to extract the operative portion of the common
order passed by the learned Agent to Government, dated 04.09.2024
in E.P.Nos.234, 235, 236, and 237 of 2023:
"In the light of the above findings, the Court is of the opinion that all the Exeuction Petitions have been dismissed, and the same subject property is pending at Hon'ble High Court. However, the Court can't be inclined to the subject property, and both parties have to settle their issue regarding the subject property pending at Hon'ble High Court, T.S., Hyderabad."
12. The learned Agent to Government has not given any reasons,
much less valid reasons, while dismissing the Execution Petitions. The
impugned order passed by the learned Agent to Government dated
04.09.2024 is contrary to law, as it is a cryptic order passed without
assigning any reasons. Hence, this Court is of the considered opinion
that the impugned order is liable to be set aside. Accordingly, set
aside. The learned Agent to Government is directed to pass orders
afresh after affording an opportunity to the parties, within a period of
two (2) months from the date of receipt of a copy of this order.
13. Accordingly, the Civil Revision Petitions are disposed of.
There shall be no order as to costs.
Miscellaneous applications, if any pending, shall stand closed.
______________________ J.SREENIVAS RAO, J Date: 04.09.2025 Vsl
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!