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 4 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 5 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 6 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 7 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 8 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 9 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. 10
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 11 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 12 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 13 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:
14
"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 15 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 16 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 17 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.
18
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 19 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".20
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 21 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 22 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. 23
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. 24
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.
25
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 26 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 27 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.
28
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 29 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 30 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.31
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 32 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. 33 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:34
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.
1 . (2008) 15 SCC 673 2 . (2006) 4 SCC 658 3 . (1960) 2 SCR 253 35
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 4 . (2007) 5 ALT-510 36 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: 5
. (2003) 8 SCC 752
37
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 38 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, 6 . (2022) 9 SCC 516 39 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 7 . (1997) 2 SCC 485 40 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 8 . 1970(3) SCC 350 41 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 42 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