Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

State Consumer Disputes Redressal Commission

Tahsildhar vs T. Venkateswarlu on 18 February, 2010

  
 
 
 
 
 
 BEFORE THE A
  
 
 
 
 
 







 



 

BEFORE THE
A.P STATE CONSUMER DISPUTES REDRESSAL COMMISSION AT   HYDERABAD. 

 

   

 

 F.A. 945/2007 against C.C. 168/2006,
Dist. Forum, Ongole.  

 

  

 

Between: 

 

  

 

1.
Tahsildhar,  

 

Singarayakonda 

 

Prakasham Dist.  

 

  

 

2. The
Revenue Divisional Officer 

 

Kandukur, Prakasham Dist.  

 

  

 

3. The
District Collector 

 

Ongole, Prakasham Dist.  ***  
Appellants/ 

 

 .  O.Ps. 

 

 And
 

 

T. Venkateswarlu 

 

S/o. Venkata Subbaiah 

 

Age: 44 years 

 

R/o. Singarayakonda.    *** Respondent/ 

 

Prakasham Dist.   Complainant
 

 

  

 

Counsel for the Appellants: Govt. Pleader.  

 

Counsel for the Respondent:   M/s. P.
Mehar Srinivasa Rao.    

 

  

 

CORAM: 

 

  

 

HONBLE SRI
JUSTICE D.APPA RAO, PRESIDENT. 

 

& 

 

SRI K. SATYANAND, MEMBER 

THURSDAY, THE EIGHTEENTH DAY OF FEBRUARY TWO THOUSAND TEN   ORAL ORDER: (Per Honble Sri Justice D. Appa Rao, President.)   ***      

1) This is an appeal preferred by the Tahsildhar, R.D.O and Dist. Collector opposite parties 1 to 3 respectively against the order of the Dist. Forum directing them to issue duplicate patta besides costs.

 

2) The case of the complainant in brief is that his mother was granted a patta by the then Tahasildhar of Kandukur on 21.7.1977 for five acres of land in S.No. 498/A2 at Somaraju palli village.

Unfortunately he lost it in a recent cyclone and when he made representation they did not issue any reply.

Alleging that it constitutes deficiency of service, he filed the complaint to direct the appellants to give duplicate copy of patta besides damages and costs.

 

3) The appellants resisted the case. They alleged that no patta was granted in favour of Smt. Tanneru Venkayamma for five acres of land in S.No. 498/A-2C in Somarajupalli village. When Mandals were formed during the year 1984 all the D.K. files along with connected records were transmitted to the concerned mandals. Accordingly the Mandal Revenue Officer, erstwhile taluq of Kandukur while sending the records relating to Singarayakonda mandal did not mention the file relating to D.K. File No. 41/86 Dt. 20.1.1997 as alleged by the complainant. In fact when the Dist. Collector directed the M.R.O., Kandukur to make thorough search he had observed that there is no record relating to the file in question. A recent survey was made on 23.11.2004 in order to grant assignment patta by following the due procedure to the persons who were in occupation of five acres of land in S.No. 498/A-2. The details of occupation are noted hereunder :

S.No. Sy. No. Extent Description/Enjoyment
1) 498/A/2A Ac. 2-15 cents Kunchala Venkateswarlu
2) 498/A/2B Ac. 0-82 cents House sites
3) 498/A/2C Ac. 1-53 cents Thanneru Venkayamma (Petitioners mother)
4) 498/A/2D Ac. 0-50 cents Kunapareddy Nageswara Rao.
 

Total Ac. 5-00 cents.

   

At no time patta was granted to the complainants for five acres of land. She was in enjoyment only in an extent of Ac. 1.53 cents. Therefore, it is not possible to grant assignment patta for Ac. 5-00 cents. It is against rules. The sketch in respect of said land is enclosed. There was no deficiency of service on their part and therefore prayed for dismissal of the complaint with costs.

 

4) The complainant in proof of his case filed his affidavit evidence and got Exs. A1 to A7 marked while the appellants did not choose to file any documents.

5) The Dist. Forum after considering the evidence placed on record opined that the complainant was in possession and enjoyment of the property evidenced from the order in W.P. No. 15955/1997 and that subsequent survey was not valid and therefore directed the appellants to issue duplicate patta to the complainant besides Rs. 500/- towards costs.

6) Aggrieved by the said order, the appellants preferred the appeal contending that there was no record that patta was granted to his mother. A xerox copy of the original said to have been filed was a fake one. Even the Honble High Court directed the complainant to approach the Civil Court. It did not order for issuance of duplicate patta. He was not a consumer nor any relief could be granted.

 

7) The point that arises for consideration is whether the order of the Dist. Forum is vitiated by mis-appreciation of fact and law?

 

8) The complainant is the son of Smt. Tanneru Venkayamma. Alleging that his mother was given an assigned patta for five acres of land in Sy. No. 498/A-2C of Somarajupalli village of Singarayakonda mandal and for subsequently it was lost he filed the complaint for directing the appellants to issue duplicate patta. He filed a xerox copy of so called patta given to him though the said fact was not mentioned in the complaint nor said document was appended to it. When xerox copy of the alleged patta was filed the appellants in their counter mentioned that it was a fake one. A perusal of it shows that it is a xerox copy. It was not even true copy of the original.

9) It looks as though that some of the portions were pasted and later he took a copy of it. The complainant initially could not prove that his mother was given a patta for five acres of land. On the other hand the MRO after thorough search had observed that there was no D.K. file bearing No. 41/86 Dt. 20.1.1997 mentioned by the complainant. On the other hand the record shows that patta was granted to four persons which we have already adverted to. The complainants mother was in occupation of Ac. 1.53 cents. To substantiate the same they also filed an extract from FMB. It is a public document. The complainant could have verified the same. When the MRO stated that five acres of land was in occupation of four persons, the complainant could have filed the affidavits of those persons to state that they were not in possession and that his mother was alone is in possession of five acres of land and was entitled to the patta.

 

10) In fact earlier he along with two of his sisters filed W.P. No. 15955/1997 before the Honble High Court alleging that all of them are children of Smt. Tanneru Venkayamma who was given patta for five acres of land. One Kunapa Reddy Mastanamma R3 in the Writ Petition was making a claim over the said property. When he complained that the MRO and the police had connivanced with a third party, the High Court after considering the evidence disposed of the Writ Petition with a direction to the complainant and his sisters to take appropriate action in a competent civil court against the third party.

The complainant instead of filing a suit against the third party against whom accusing of trespass with the connivance of MRO and the police, gave up that plea, filed a case against the appellants as though his mother was in occupation of five acres of land and intended that a patta be given to him. This is all contrary to the earlier pleading. It is not known why the complainant did not take any action against the police as well as the third party as directed by the Honble High Court. Obviously, he was aware that he wanted a cheap remedy as the proceedings under the Consumer Protection Act are summary in nature and he would get some order in his favour which in fact he succeeded.

11) We may state that the pattas to the property are granted by the Government, no doubt recoursing to some Revenue Act but at the same time it is a sovereign function. The appellants cannot be termed as statutory authorities. Granting of patta by the appellants, cannot be termed as service to be rendered to him. At any rate, the complainant could not prove that his mother was having land for which a patta was given for five acres of land. Though he impleaded his sisters in the Writ Petition, he discarded them and filed the complaint solely obviously in order to get wrongful benefit. The relief which he sought cannot be granted by recoursing to the provisions of the Consumer Protection Act.

The Dist. Forum has no jurisdiction to entertain the complaint. We do not see any merits in the appeal.

12) In the result the appeal is allowed setting aside the order of the Dist. Forum. Consequently, the complaint is dismissed. However, in the circumstances of the case no costs.

     

1) _______________________________ PRESIDENT    

2) ________________________________ MEMBER Dt. 18.

02. 2010.

 

*pnr