Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R.Srujan Kumar Reddy vs R.Kala Bai
2025 Latest Caselaw 5356 Tel

Citation : 2025 Latest Caselaw 5356 Tel
Judgement Date : 9 September, 2025

Telangana High Court

R.Srujan Kumar Reddy vs R.Kala Bai on 9 September, 2025

HON'BLE SRI JUSTICE LAXMI NARAYANA ALISHETTY

     CIVIL REVISION PETITION Nos.1442 and 1422 of 2024

COMMON ORDER:

Civil Revision Petition Nos.1442 and 1422 of 2024 are filed

challenging the common order dated 19.03.2024 passed in

I.A.Nos.2527 of 2022 and 3884 of 2023 in ASSR.No.14339 of

2022, respectively, on the file of the Principal District Judge,

Ranga Reddy District at L.B. Nagar.

2. Since the issues involved in both the Revisions are

interconnected and their outcome is interdependent, both the

Revisions are heard together and are being disposed of by this

common order.

3. Heard Sri Srinivas Velagapudi, learned counsel for the

petitioners. No representation on behalf of respondent Nos.1 to 13

despite service of notice, therefore, the matter is adjudicated basing

on the material available on record.

4. The revision petitioners herein are appellant Nos.1 to 5 in the

appeal before the lower appellate Court and third parties to the suit LNA,J CRPNos.1442 & 1422 of 2024

in OS.No.1604 of 2006 on the file of I Additional Senior Civil

Judge, Ranga Reddy District. Respondent No.1 herein is

respondent No.1 in the appeal, and plaintiff in the suit, and

Respondent Nos.2 to 13 herein are respondents in the Appeal and

defendants in the Suit.

5. The facts of the case, in brief, required for adjudication of

the present Revision Petitions, are that the appellants, who were

not parties to the original suit, filed an appeal before the First

Appellate Court, along with two applications, viz., one seeking

leave to file appeal and another to condone delay in filing the

Appeal against the judgment and decree dated 12.07.2007 passed

in O.S.No.1604 of 2006 on the file of I Additional Senior Civil

Judge, Ranga Reddy District.

6. The case of appellant Nos.1 to 5 is that they are absolute

owners and possessors of the suit schedule property, having

purchased the same from one Naveen Reddy Valipireddy through a

registered sale deed bearing document No.4136 of 2022 dated

11.02.2022; that their vendor purchased the suit schedule property

from respondent Nos.2 to 7 represented by their Agreement of LNA,J CRPNos.1442 & 1422 of 2024

Sale-cum-General Power of Attorney holders i.e., respondent

Nos.8 and 9, vide registered sale deed bearing document No.4367

of 2003, dated 30.06.2003. While so, when respondent Nos.1 and 3

to 7 attempted to trespass into the suit schedule property and

disturb the peaceful possession of the appellants, they lodged a

complaint with police, which was duly acknowledged on

27.09.2022.

7. The further case of the appellants is that on enquiry, they

came to know that respondent No.1, in collusion with respondent

Nos.2 to 7 (defendants), instituted a suit in O.S.No.1604 of 2006

for partition and obtained fraudulent preliminary decree on

12.07.2007 and later, filed I.A.No.121 of 2009 for passing a final

decree, which was allowed on 26.07.2022. That immediately, the

appellants filed O.S.No.550 of 2022 on the file of I Additional

Senior Civil Judge, Ranga Reddy District at L.B.Nagar, for

declaration of title and perpetual injunction in respect of the suit

schedule property, which is the subject matter of suit-OS.No.1604

of 2006, and the said suit is pending. That apart, the appellants also

filed an application vide I.A.No.3884 of 2023 seeking leave to file LNA,J CRPNos.1442 & 1422 of 2024

an appeal against the judgment and decree dated 12.07.2007 passed

in O.S.No.1604 of 2006, along with an application vide

I.A.No.2527 of 2022 to condone the delay in filing the Appeal.

8. Opposing the aforesaid applications, respondent No.1 filed

counter, wherein it is inter alia averred that the suit schedule

property is the ancestral property of Sheethal Singh; that

respondent Nos.1 to 7 are legal heirs of Sheethal Singh and as

such, they have equal right in the suit schedule property. It was

further averred that the vendors of the appellants have no valid title

to pass on to the appellants. Respondent No.1 further denied the

averment of appellants that the decree was fraudulently obtained in

OS.No.1604 of 2006 and in fact, decree was passed in the said suit

after it was contested for more than 15 years.

9. Respondent No.1 has specifically averred that she is the

absolute owner of her respective share of the suit schedule property

and has been in peaceful possession thereof since the date of

delivery of possession. She further averred that the Appeal is filed

by the appellants only to defeat, overreach and obstruct the final

decree order passed in OS.No.1604 of 2006.

LNA,J CRPNos.1442 & 1422 of 2024

10. The lower appellate Court, considering the pleadings put

forth by both the parties and on hearing the learned counsel

appearing for them, passed the impugned order, dismissing the

Appeal. In the impugned order, the First Appellate Court observed

as hereunder:-

"The appellants are third parties to the suit and they are affected by the decree in O.S.No.1604 of 2006. However, it is to be noted that the appellants have already filed O.S.No.550 of 2022 against respondent Nos.1 to 12 seeking declaration of the title and perpetual of injunction. The appellants are trying to prosecute proceedings before two forums for the same relief. This is not permissible under law. The Appellants had the option of either filing an appeal against decree dated 16.04.2006 before this Court or filing a suit before the trial Court for declaration, but the Appellants have elected to file both the suit and an appeal before this Court for the same remedy, which is an abuse of process of law. Therefore, even though the Appellants are affected parties, this abuse of the process of law cannot be permitted."

11. Learned counsel for the appellants submitted that the suit-

OS.No.550 of 2022 was filed for declaration of title and perpetual

injunction, and that apart, as regards the decree passed in LNA,J CRPNos.1442 & 1422 of 2024

O.S.No.1604 of 2006, the appellants are entitled to either seek

cancellation of the decree or prefer an appeal. The Appellants have

opted for the latter remedy being more efficacious and filed appeal

in ASSR.No.14339 of 2022. He further submitted that O.S.No.550

of 2022 and ASSR No.14339 of 2022 are filed for two distinct

reliefs, one to protect their ownership rights, and another to

challenge the decree which adversely affected their rights and

therefore, the question of availing only one remedy does not arise.

12. Learned counsel for appellants further submitted that the

vendors of the appellants have valid title; that the appellants are

bona fide purchasers of the suit schedule property and as such,

their rights are adversely affected by the judgment and decree

passed in OS.No.1604 of 2006, wherein their vendor was also not

made a party to the said suit and hence, the Appeal filed by the

appellants is maintainable.

13. Learned counsel for appellants further submitted that the sale

made by the joint owners, i.e., respondent Nos.2 to 7, represented

by their GPA holders-respondent Nos.8 and 9, in favour of the

vendor of the appellants is valid under law and hence, the LNA,J CRPNos.1442 & 1422 of 2024

appellants are entitled to work out equities by seeking allotment of

the land sold to their vendor and protect their title and interest in

respect thereof. Learned counsel further submitted that respondent

Nos.2 to 7 herein remained ex-parte in the suit, which suggests that

the preliminary decree in O.S.No.1604 of 2006 is obtained

collusively and by playing fraud on the Court, without arraying the

appellants herein, much less, the vendor of the appellants as a party

to the said suit, admittedly, in whose favour respondent Nos.2 to 7

have executed registered sale deeds, through respondent Nos.8 and

9, who are their AGPA holders and as such, the said decree is

liable to be set aside and accordingly, prayed this Court to allow

the present Revisions.

14. Learned counsel for appellants, in support of his aforesaid

contentions, has relied upon the following judgements of the

Hon'ble Apex Court:-

(1) Shri Mukund Bhavan Trust and Others Vs Shrimant

Chhatrapati Udayan Raje Pratapsingh Maharaj Bhosle and

Others. 1

2024 SCC Online SC 3844 LNA,J CRPNos.1442 & 1422 of 2024

(2) State Bank of India, Settipalle branch, Tirupati rep. by its

Chief Manager Vs P. Veeranarayana.2

(3) My Palace Mutually Aided Co-operative Society Vs.

B.Mahesh and others. 3

(4) Sital Prashad vs. Kishorilal.4

15. The judgment of the Hon'ble Apex Court in Shri Mukund

Bhavan Trust's case (cited supra) is as regards the commencement

of period of limitation for filing a suit in respect of a registered

document.

16. The said judgment is neither relevant nor applicable to the

instant case, inasmuch the question of limitation is raised by

neither of the parties to the case.

17. In P.Veeranarayana's case (cited supra), the Hon'ble Apex

Court observed as hereunder:

"Generally speaking, the decree of the appellate court supersedes the decree of the trial court even when it confirms that decree and therefore it is well-settled that

2 2013 SCC Online AP 932 3 2022 SCC Online SC 1063 4 1967 SCC Online SC 262 LNA,J CRPNos.1442 & 1422 of 2024

only the appellate court can amend the decree thereafter.:

[see Muhammad Sulaiman Khan v. Muhammad Yar Khan, (1888) ILR All 267 (FB)].

....... Further, it was observed in the last case that where an appellate Court sets aside or varies a preliminary decree it can, and indeed could, give direction for the setting aside or varying of the final decree, if the existence of the final decree is brought to its notice as in all cases it ought to be."

18. The core issue before this Court in the present Revisions is

whether the appellants can be permitted to pursue two parallel

remedies, though for distinct reliefs, in respect of the same subject

property. Therefore, the aforesaid judgment of the Hon'ble Apex

Court is not relevant for deciding the said issue.

19. In My Palace Mutuallu Aided Co-operative Society's case

(cited supra), the Hon'ble Apex Court held that the judiciary in

India possesses inherent power, specially, under Section 151 CPC,

to recall its judgment or order if it is obtained by fraud on Court. In

the case of fraud on a party to the suit or proceedings, the Court

may direct the affected party to file a separate suit for setting aside

the decree obtained by fraud..."

LNA,J CRPNos.1442 & 1422 of 2024

20. The case of the appellants is that respondent No.1 filed the

suit-OS.No.1604 of 2006 by colluding with respondent Nos.2 to 7

herein-defendants, who remained ex parte, and obtained fraudulent

preliminary decree, based on which, final decree was passed.

21. It is apt to note that in the said suit, there was neither

representation nor misrepresentation of the case on behalf of the

defendants before the trial Court, therefore, the question of playing

fraud on the trial Court for obtaining decree does not arise. Hence,

the aforesaid judgment does not come to aid of the appellants.

22. In Sital Prashad's case (cited supra), the Hon'ble Apex

Court observed as hereunder:

"There can, in our opinion, be no doubt that if in appeal, the preliminary decree is reversed, the final decree must fall to the ground for there is no preliminary decree thereafter in support of it. It is not necessary in such a case for the defendant to go to the court passing the final decree and ask it to set aside the final decree. Even if the defendant does not file an application to the court for setting aside the final decree within three years because the preliminary decree has been reversed, the decree- holder cannot get the right to execute the final decree which has no preliminary decree in support of it. If an LNA,J CRPNos.1442 & 1422 of 2024

execution petition is made on such a final decree even though more than three years after the decree in appeal has been reversed, the defendant has simply to ask the court, where the execution petition is made, to refuse to execute the decree on the ground that the preliminary decree in support of it has been set aside."

23. There is no quarrel with regard to the above proposition of

the Hon'ble Apex Court.

24. In the case on hand, the appellants sought leave to file

Appeal against the preliminary decree passed by the trial Court,

though final decree has been passed.

25. Respondent No.1 herein filed a suit vide O.S.No.1604 of

2006 against respondent Nos.2 to 9 herein for partition of the suit

schedule property and as the said respondents remained ex parte,

preliminary decree was passed on 12.07.2007. Respondent No.1

filed an application vide I.A.No.121 of 2009 to pass a final decree;

that an Advocate-Commissioner was appointed by the trial Court in

I.A.No.122 of 2009 to conduct survey and divide the schedule

property by metes and bounds as per the preliminary decree; that

the Advocate-Commissioner, accordingly, surveyed the suit LNA,J CRPNos.1442 & 1422 of 2024

schedule property and divided the same into six (6) equal shares

and submitted a report to the trial Court on 22.07.2022.

26. The case of the appellants is that they came to know about

passing of the final decree in O.S.No.1604 of 2006 only on

03.11.2022 and immediately, they filed a suit vide O.S.No.550 of

2022 on the file of I Additional Senior Civil Judge, Ranga Reddy

District for declaration of title and consequential, relief of

perpetual injunction in respect of the suit schedule property and the

same is pending adjudication.

27. The Appellants also filed an appeal vide ASSR.No.14339

of 2022 seeking to set aside the preliminary decree passed in

OS.No.1604 of 2006 along with an application vide I.A.No.3884 of

2023 seeking leave to file such an Appeal and an application vide

I.A.No.2527 of 2022 to condone the delay in filing the Appeal.

28. Thus, from the above, it is evident that though

the suit-OS.No.550 of 2022 and the Appeal filed by the appellants

are in respect of the same schedule property, the reliefs sought for

in both the above proceedings are entirely distinct.

LNA,J CRPNos.1442 & 1422 of 2024

29. The First Appellate Court lost sight of the fact that even if

appellants succeed in the suit-OS.No.550 of 2022 filed by them,

thereby, declaring them as owners of the suit schedule property,

inasmuch as the preliminary decree passed in O.S.No.1604 of 2006

would be staring at them, the decree passed in the suit-OS.No.550

of 2022 cannot be enforced and vice versa, and further, it would

lead to multiplicity of litigation.

30. The appellants are claiming to be in possession of Plot

Nos.11 and 12, which are part of suit schedule property in

O.S.No.1604 of 2006, as of now.

31. From the above analysis of the facts of the case, it is

discernible that the rights of the appellants in respect of the suit

schedule property are adversely affected by the decree passed in

OS.No.1604 of 2006 and further, in view of the fact that

respondent Nos.2 to 7 filed the said suit without making Naveen

Valipireddy, in whose favour they executed as many as seven sale

deeds, through their AGPA holders, as a party to the said suit and

also the fact of the defendants therein remaining ex parte, it

appears that the decree obtained in the said suit, as alleged by the LNA,J CRPNos.1442 & 1422 of 2024

appellants, is a collusive one. Therefore, the appellants are entitled

to challenge the same by way of filing an Appeal.

32. The aforesaid view of this Court is fortified by a recent

judgment of the Hon'ble Supreme Court in H.Anjanappa and

others Vs. A.Prabhakar and others 5, wherein the Hon'ble Supreme

Court has summarized the principles governing the grant of leave

to appeal, which inter alia, includes that it is only where a

judgment and decree prejudicially affects a person who is not a

party to the proceedings, he can prefer an appeal with the leave of

the Court and a person aggrieved, to file an appeal, must be one

whose right is affected by reason of the judgment and decree

sought to be impugned.

33. The case of the appellants squarely falls under the aforesaid

principles and as such, they are entitled to file an Appeal against

the judgment and decree passed in OS.No.1604 of 2006

34. In view of the above discussion, in considered opinion of

this Court, the impugned order suffers from illegality and infirmity,

2025 SCC Online SC 183 LNA,J CRPNos.1442 & 1422 of 2024

which warrants interference by this Court and accordingly, the

same is liable to be set aside.

35. In the result, CRP.Nos.1442 of 2024 and 1422 of 2024 are

allowed and the common order dated 19.03.2024 passed in

I.A.Nos.2527 of 2022 and 3884 of 2023 in ASSR.No.14339 of

2022, respectively, on the file of the Principal District Judge,

Ranga Reddy District at L.B. Nagar, is set aside and consequently,

the applications-I.A.Nos.2527 of 2022 and 3884 of 2023 in

ASSR.No.14339 of 2022 stand allowed. However, it is made clear

that the First Appellate Court shall adjudicate and dispose of the

Appeal basing on merits of the case, uninfluenced by any of the

observations made by this Court in the present Order.

36. Pending miscellaneous applications, if any, shall stand

closed. No costs.

_________________________________ LAXMI NARAYANA ALISHETTY, J

Date:09.09.2025 dr

 
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