Andhra Pradesh High Court - Amravati
Indira Patro vs S.V. Joshi on 1 August, 2024
Author: U.Durga Prasad Rao
Bench: U.Durga Prasad Rao
APHC010264242018
IN THE HIGH COURT OF ANDHRA PRADESH
AT AMARAVATI [3388]
(Special Original Jurisdiction)
THURSDAY, THE FIRST DAY OF AUGUST
TWO THOUSAND AND TWENTY FOUR
PRESENT
THE HONOURABLE SRI JUSTICE U.DURGA PRASAD RAO
THE HONOURABLE JUSTICE DR V R K KRUPA SAGAR
FIRST APPEAL NO: 549/2018
Between:
Indira Patro and Others ...APPELLANT(S)
AND
S V Joshi and Others ...RESPONDENT(S)
Counsel for the Appellant(S):
1. P RAMA SHARANA SHARMA Counsel for the Respondent(S):
1. GP FOR APPEALS
2. N SUBBA RAO FIRST APPEAL NO: 635/2018 Between:
Kundrapu Pyaayya Naidu ...APPELLANT
AND
Special Deputy Collector And 15 Others and Others ...RESPONDENT(S)
Counsel for the Appellant:
1. P GANGA RAMI REDDY
Counsel for the Respondent(S):
1. GP FOR APPEALS (AP)
2. N SUBBA RAO
FIRST APPEAL NO: 995/2018
Between:
Dalai Appa Rao and Others ...APPELLANT(S)
AND
The Special Deputy Collector and Others ...RESPONDENT(S)
Counsel for the Appellant(S):
1. P GANGA RAMI REDDY
Counsel for the Respondent(S):
1. GP FOR APPEALS (AP)
2. N SUBBA RAO
2
Common Judgment: (Per Hon'ble Sri Justice U.Durga Prasad Rao) Aggrieved by the order dated 06.03.2018 in L.A.O.P. No.1759/1999 passed by learned XII Additional District Judge, Visakhapatnam, holding that first claimant is the title holder of the acquired land of Ac. 111.16 cents under award No.2/1999, dated 31.05.1999 and the first claimant is entitled to the entire compensation deposited by the L.A.O., the other rival claimants filed the above appeals. i.e., Claimant No.2 filed A.S. No.635 of 2018; Claimant Nos.3&4 filed A.S. No.549 of 2018 and Claimant Nos.5 to 7 & 9 to 16 filed A.S. No.995 of 2018.
I. The factual matrix is thus:
a) At the instance of Additional General Manager, NTPC,
Visakhapatnam, the Land Acquisition Officer (LAO) acquired Ac.111.16 cents in S.No.461/2B and 461/2C in Block No.XX of Cheepurupalli (West) Village in Paravada Mandal under award No.2/1999, dated 31.05.1999, for establishment of M/s.Simhadri Thermal Power Project. As there were disputes among claimants 1 to 10, the LAO has made a reference under Section 30 of the Land Acquisition Act, 1894 for judicial determination and deposited the compensation amount.
(b) Learned XII Additional District Judge, Visakhapatnam, took up a enquiry in LAOP No.1759/1999. Pending enquiry, claimant No.9 died and his LRs were brought on record as claimants 11 to 16 vide orders in I.A. No.2522/2000, dated 03.04.2001.
3II. RESPECTIVE CLAIMS OF THE CLAIMANTS:
1. The first claimant is the Srikrishna Salt Works, Visakhapatnam. Its case as per claim statement is thus:
(a) The lands covered by the reference are situated in Vada Cheepurupalli which was a Zamin estate. The Ex-Zamindar of Vada Cheepurupalli had leased out some land covered by patta No.98 to R.Gajapathirao and he used to lease out the same under registered leases from the year 1927. (Ex.A3) He sold away Ac.350-00 cents of land covered under patta No.98 to his daughter B.V.S. Narayanarao under registered document dated 29.7.1948 (Ex.A4). But, she used to state that she has purchased Ac.1400-00 cents under patta No.98. In the year 1952, B.V.S.Narayanarao has leased out Ac.807.00 cents to M/s Barat Mining Company under registered document No.702 dated 10.05.1952 (Ex.A5) for a period of 25 years and handed over the possession.
On the same day, M/s Bharat Mining Company has leased out that land to the 1st claimant under the registered document No.703 (Ex.A6) and handed over possession to the 1st claimant.
(b) The 1st claimant has constructed building and structures on a large extent and started salt production from the year 1952 after obtaining license from the Central Excise Department. On 10.05.1952, Vada Cheepurupalli village was taken over by the Government under Estates Abolition Act 1948 (The Tamil Nadu Estates (Abolition and Conversion into Ryotwari) Act, 1948) (for short "Estates Abolition Act, 1948) and took up survey and settlement 4 operations. B.V.S.Narayanarao has applied to the Assistant Settlement Officer, Vizianagaram for grant of ryotwari patta for an extent of Ac.800.00 cents. But, she was granted patta only for Ac.350.00 cents in his C.No.4560/54, dated 27.12.54 (Ex.A8). B.V.S.Narayanarao has sold the leased land to the 1st claimant under sale deed dated 01.07.1957 (Ex.A9) for Rs.20,000/- and gave possession. In the meanwhile, the village was surveyed.
(c) After finalization of measurements, the land covered by the sale deed came to be Ac.504-00 cents. In the year 1958, a rough patta was issued in favour of the 1st claimant. Hence, the 1st claimant and B.V.S.Narayana Rao filed revision petition No.183/62 before the Settlement Officer contending that both of them together entitled to a ryotwari patta for Ac.1380-00 cents. M/s Hindustan Mineral Products and the District Collector, Visakhapatnam filed objections contending that the lands claimed are in Devada village a Mokhasa village but not in Cheepurupalli. The Settlement Officer, Visakhapatnam in his order dated 15.12.1962 in RP No.183/62 held that Ac.1380-00 cents was within the boundaries mentioned in Kadapa dated 07.11.1927.
(d) Against the said order, the District Collector and M/s Hindustan Mineral Products filed R.P.Nos.40 to 46 of 1963 before the Director of Settlements, Survey and Land Records, A.P., Hyderabad who by his order dated 15.12.1964 (Ex.A11) set aside the order of the Settlement officer, Visakhapatnam. Aggrieved by those orders, B.V.S.Narayana Rao and the 1st claimant filed revision petition before the Board of Revenue in B.P.Mis. 464/16, dated 29.06.1966 (Ex.A13) who held that B.V.S.Narayanarao should 5 be granted ryotwari patta for S.Nos.127P, 128, 129, 130P, 446P, 447 to 451, 460, 461P, 462, 463, 464, 467 to 479 for Cheepurupalli approximately measuring Ac.436-00 cents. But, the same was registered in favour of her vendees and the 1st claimant was registered as owner of Ac.194-16 cents covered by S.No.461. Aggrieved by the orders of the Board of Revenue, the 1st claimant and B.V.S.Narayanarao have filed Writ petition No.1065/66 (Ex.A14) and it was dismissed on 16.03.1967.
(e) The Revenue Authorities have incorporated the names of the vendees of B.V.S.Narayanarao. In 10(1) account and fair adangal, the 1st claimant is being noted as enjoydar of land of Ac194-16 cents in S.No.461(2) of Cheepurupalli village. On 10.05.1997, B.V.S.Narayanarao has passed away. Right from the beginning, the 1st claimant and B.V.S. Narayanarao were fighting with coordination for obtaining patta for additional extents. During her lifetime, B.V.S.Narayanarao never raised any dispute to the title or enjoyment of land in S.No.461 by the 1st claimant.
(f) One Kaveri Lakshmibai who is the daughter of the sister of B.V.S. Narayanarao never looked after the affairs of B.VS. Narayanarao. In the year 1993, when the Government has appointed officers for collection of particulars of lands to be acquired for establishing Thermal Power Project in Cheepurupalli, Lakshmibal made false statement to Mandal Revenue Officer, Paravada claiming that she is co-owner of the land in S.No.461. She also filed writ petition challenging the title of the 1st claimant. 6
(g) The further case of the 1st claimant is that the said Kaveri Lakshmibai wanted to claim compensation for Ac.194.16 cents covered by 461 of Cheepurupalli which was sold away to the 1st claimant by B.V.S.Narayanarao adopted a different method and struck a deal with the District Collector, Visakhapatnam to strike off all the entries in the Revenue records. As a GPA Holder of Indirapatro and Laxmi Maricar the alleged daughters of late B.V.S.Narayanarao, put in a petition to the District collector on 29.8.1998 praying for Implementation of the orders or Board of Revenue in B.P Mis. No.464/16 dated 29.6.1966. Then the District collector has obtained note in R.C.No.606/98 dt.28.8.1998 from the Spl. Deputy Tahsildar, Inams working in RDO's Office Visakhapatnam addressed letter dated 12.9.1998 to MRO, Parawada impliedly instructed him to indulge in falsification of Government records.
(h) Kaveri Lakshmibai filed W.P.25476/98 on 2.9.1998 contending that Ac.194.16 cents in S.No.461 belongs to the daughters of B.V.S.Narayanrao but, it was wrongly notified in Section 4(1) of Land Acquisition Act in the name of the 1st claimant and prayed for cancellation of that notification. It was disposed off on 11.11.98 instructing both parties to adduce evidence before the Land Acquisition Officer. Thereafter, the Mandal Revenue officer even without any notice to the 1st claimant, passed order dated 20.11.1998 in R.C.363/98 HDT ordering striking of the existing entry showing Sri Krishna Salt Works as owner of the land Ac.194.16 cents under patta No.98 and S.No.461 and to enter the name of late B.V.S.Narayanarao. Basing on that 7 10(1) account, Kaveri Lakshmi Bai claimed compensation at the time of award enquiry in the month of December 1998.
(i) The 1st claimant filed appeal before the Revenue Divisional Officer, Visakhapatnam on 6.1.1999 praying for stay of operation of fabricated 10(1) account and obtained interim stay in R.C.No.44/99 dt.6.1.1999. Then Kaveri Lakshmi Bai filed W.P.216/99 and obtained stay of the orders of RDO, Visakhapatnam. Immediately, the 1st claimant filed petition before the District Collector requesting to withdraw his letter in R.C.4848/98 D3 dated 12.9.1998. But, no action was taken. Hence, it filed W.P.5152/99 for quashing of that letter. The Hon'ble High Court by its order dated 01.10.99 has dismissed W.P.216/99 and directed the RDO to dispose off the appeal preferred by the 1st respondent on merits. W.P.5152/99 was disposed off by observing that the collector's direction need not be considered. The RDO heard arguments on 03.12.1999. But, did not pronounce his decision.
(j) In the meanwhile, the Land Acquisition Officer without applying mind, lightly decided that there are rival claims and passed award 2/99 on 31.5.1999 for an extent of Ac.111.16 cents in S.No.461/2 and deposited Rs.2,50,11,000/- in the court with the details of the extents claimed by each claimant and made reference. The 1st claimant is claiming entire extent of Ac.111.16 cents together with structures standing thereon as it has purchased the land under sale deed No.1829 dated 1.7.1957 from late B.V.S.Narayana Rao. The other claimants have no manner of title, possession and enjoyment over any part of the said land. All the other claimants put up rival claims to delay payment of 8 compensation to the real owners with a view to compel them to come to some understanding offering substantial amounts of compensation. Hence, the 1st claimant alone is entitled for the entire compensation and accordingly payment may be ordered to the 1st claimant by rejecting the claims of other claimants and ordering them to pay Rs.10,00,000/- as exemplary costs.
2. The 2nd claimant filed his claim statement as follows:
(a) The 2nd claimant is in possession and enjoyment of Ac.16-00 cents in S.No.461 of Cheepurupalli (W) of Parawada mandal for the last several decades. A ryotwari patta was issued to their father Kundrapu China Sanyasayya also called as Chinna Sanyasinaidu and Chinna Swaminaidu.
Originally, it was included in patta No.124. But, the settlement authorities have issued a rough patta No.994 for this extent. The claimant and his forefathers were paying land revenue to the erstwhile land owners and to the government after taking it over. All the documents were taken over by the settlement authorities stationed at Anakapalli during enquiry.
(b) For long time, the 2nd claimant and his fore fathers cultivated the land with dry crops like cucumber, ragi etc. But, on account of saline nature of the land, they did not give proper yield. Hence, they resorted to lime kilning after taking permission from Geological authorities. As their family find it difficult to continue on account of their other avocations, they given up the activity. The said land continues to be ryoti and there is some scrub jungle on part of the same. At the time of enquiry, the 2nd claimant shown land revenue receipt and 9 registered kadapa: Though he made enquiries for grant of pass book, the revenue authorities who had a deal with the 1st claimant did not respond. The 2nd claimant alone is entitled for compensation of Ac.16-00 cents which is in their possession for several decades.
3. The joint claim of claimants 3 and 4 made through their general power of attorney holder is thus:
(a) Originally, the subject lands are part of vast extent of land comprised in patta no.98 of Cheepurupalli which was granted as permanent lease by the erstwhile zamindars of Cheepurupalli in favour of B.V.S.Narayanarao's father late Ragathi Gajapathirao with transferrable and heritable rights. The said land measuring Ac.1380-00 cents was notified as swamp or chunk unfit for cultivation. It continued to be enjoyed by said Gajapathirao and his daughter by leasing it to the tenants under registered and unregistered lease deeds.
The 1st tenant was Chandika Hanumantharao Naidu for quarrying lime shell for two years under registered lease deed dated 7.11.1927 known as kadapa of the year 1927. The same process was continued by inducting other tenants in the years 1934 and 1945 under registered and unregistered leases. In the year 1947, the said Gajapathirao sold the land covered under kadapa of 1927 to his daughter B.V.S.Narayanarao under registered sale deed document No.1381/48 dated 29.7.1948 (Ex.A4).
(b) Smt. B.V.S.Narayanarao has leased out Ac.807-00 cents to M/s. Bharat Mining and Trading Company for 25 years under lease deed dated 10.5.1952. 10 On the same day, the lessee executed registered sub lease in favour of the 1st claimant. Thereafter, Smt. B.V.S.Narayanarao has sold the same to the sub lessee under registered sale deed dated 1.7.1957 (Ex.A9). That land is altogether different for which B.V.S.Narayanarao applied for grant of ryotwari patta.
(c) In the year 1952, Cheepurupalli village was taken over by the government under the provisions of Madras State Estates Abolition Act 1948. Then B.V.S.Narayanarao has applied for ryotwari patta and was granted Ac.350-00 cents of the extent in kadapa of 1927 without actual measurements. In the survey operations conducted in the year 1957, patta No.98 correlated to S.No.461 and the extent was noted as Ac.1380- 00 cents and notices were issued under section 9(2) of Survey and Boundaries Act. After completion 'B' work by survey party, the correct extent was found as Ac.508-00 cents and accordingly rough patta was granted to B.V.S.Narayanarao who, filed revision before the settlement officer and it was allowed (Ex.A10) directing extension of Eastern boundary and re fixation of boundary between Cheepurupalli and Devada Mokhasa. The said order was set aside by the Director of Settlements on the revision petitions filed by the District Collector and M/s Hindustan Mineral Products.
(d) Then B.V.S.Narayanarao and others filed revision petitions before the Board of Revenue which, after getting the lands verified on ground by its order dated 29.6.1966 in B.P.Mis.No.464/66 ordered modification of patta ordering grant of patta for R.S.Nos.127/P, 128, 129, 130/P, 446/P, 447 to 451, 459, 11 460, 461/P, 462, 463, 467 to 478 of Cheepurupalli for Ac.436-00 cents. By virtue of the said order, except B.V.S.Narayanarao none else entitled for grant of ryotwari patta in those survey numbers. As the revenue authorities did not take appropriate action basing on the order of Board of Revenue, the said B.V.S. Narayanarao authorized the claimants 3 and 4 to pursue the matter with authorities. On their representation, the Collector gave endorsement dated 29.9.93 and the MRO conducted enquiry. But, no action was taken. Hence, she made a representation dated 29.8.98 to the District Collector. He directed the MRO to take necessary action vide his proceedings dated 12.9.1998. Accordingly, the MRO has incorporated the name of B.V.S.Narayanarao in the records.
(e) With a view to grab the legitimate compensation, the 1st claimant has filed appeal before the RDO who erroneously allowed it. Hence, the claimants filed revision before the District Collector and obtained stay of the order of RDO under order dated 1.2.5.2000. The land of Ac.807-00 cents sold by B.V.S. Narayanarao to the 1st claimant though shown lying in Cheepurupalll under patta No.98, it actually lye in the adjacent village of Devada. As the suit in O.S.8/79 filed by the 1st claimant for declaration that the order of Board of Revenue was not binding on it was dismissed by the Principal District Judge, Visakhapatnam. Hence, the 1st claimant has no semblance of right to claim any title in the land covered by S.No.461/2 of Cheepurupalli village.
(f) The 1st claimant has never been in possession of the land for which B.V.S.Narayanarao was granted patta. The land in which it put up buildings in 12 the year 1952 and produced salt after obtaining licence from government is not in Cheepurupalli village. The claimants 2, 5 to 10 have also no semblance of title, right or interest in any part of the lands covered by S.No.461/2. But, the Land Acquisition Officer unnecessarily shown them as claimants. The writ petition No.1065/66 and 1322/66 filed by the 1st claimant were dismissed by a common order dated 16.3.1967. The claimants 3 and 4 are entitled for the total and entire compensation. Hence, their claim may be allowed and the rival claims of other claimants be rejected with costs.
4. The claim statement of claimants 5 to 7 is as follows:
The claimants own Ac.25-00 cent in S.No.461 of Cheepurapalli under the sale deeds dated 12.5.1930 & 13.5.1930. The claimants and their predecessors in title have been in possession and enjoyment of the same by paying land revenue to the land holder prior to abolition and thereafter to the government. They have raised cashew tope and have been enjoying the same. The 1st claimant or any other claimant has no interest or right over the land of Ac.25-00 cents in their possession. Ac.8- 00 cents of their land which was with cashew tope, thatched shed, 40 coconut trees and 8 palmryah trees was acquired in this O.P. The 5th claimant is enjoying half of the same and the claimants 6 and 7 are enjoying the cashew tope in the acquired land. Hence, they may be paid compensation for those Ac.8-00 cents land.
5. The claim statement of claimants 8 and 10 which was adopted by the claimants 11 to 16 is as follows:
13
(a) The claimants 8 to 10 are the owners of Ac.27-80 cents of dry land in S.No.461 of Cheepurupalli (W) village of Parawada mandal. They have succeeded the same from their ancestors. Originally, that property was purchased by Velugul Ramayya, s/o Atchamma and others under a registered sale deed dt.12.5.1930 from T.Appalaswamy. Since then, they have been in possession and enjoyment of the same by raising cashew tope by paying land revenue to the authorities concerned.
(b) Velugula Ramayya died leaving his sons Venkateswarlu, 9th claimant and Sriramulu. Venkateswarlu died leaving the 8th claimant and four sons namely Ramana, Somunaldu, Manikyam and Rambabu. Velugula Sreeramulu died leaving the 10th claimant. The 1st Claimant or any other claimants have no right or interest over Ac.27-80 cents of land in S.No.461 and Ac.8-00 cents i.e., part of it was acquired for establishment of NTPC and it is covered in this O.P. At the time of award enquiry, the claimants appeared before Land Acquisition Officer and claimed compensation for Ac.8-00 cents but, he did not pay the same. There are structures and trees in that land. The claimants are entitled for the compensation for those trees and structures. Hence, the compensation may be ordered to be paid to the claimants 8 to 10 in three equal shares with subsequent interest.
6. The impugned order shows that during the enquiry, nine witnesses were examined as P.Ws.1 to 9 and 104 documents were marked as exhibits A1 to A104.
14
(i) For 1st claimant, P.Ws.1 to 4 were examined and Exs.A1 to A57, A70, A71 and A99 to A104 were marked.
(ii) For 2nd claimant, P.Ws.5 and 6 were examined and Exs.A58 to A69 were marked.
(iii) For claimants 3 and 4, P.W.7 was examined and Exs.A72 to A91 were marked.
(iv) For claimants 5 to 7, P.W.8 was examined and Exs.A92, A94 to A97 were marked.
(v) For claimants 8 to 16, P.W.9 was examined and Exs.A93 was marked.
7. As can be seen from the rival claims, the 1st claimant on one hand and the claimants 3 and 4 through their GPA holder on the other hand claimed compensation for the entire extent of Ac.111.16 cents acquired in this case. Whereas, the 2nd claimant claimed compensation for Ac.16.00 cents in S.No.461/2B. The claimants 5 to 7 claimed compensation for Ac.8.00 cents in S.No.461/2C on the ground that out of the total extent of Ac.25.00 cents owned by them, Acres 8.00 cents was acquired. The claimants 8 to 10 and 11 to 16 claimed compensation for Ac.8.00 cents in S.No.461/2C. Be that as it may, in view of the rival claims, the Land Acquisition Officer has referred the case to the Civil court under section 30 of the Land Acquisition Act by depositing Rs.2,51,50,258/-.
15
8. (a) The trial court so far as the rival claims between 1st claimant on one hand and claimants 3 and 4 on the other hand with regard to the entire extent of Acres 111.16 cents in S.No.461/2B and 2C acquired by LAO is concerned, held that the deceased mother of claimants 3 and 4 having sold more extent of land than purchased by her under Ex.A4 and the land after survey being found only in an extent of Acres 504.16 cents against Acres 807.00 cents sold and having failed to obtain patta for the entire land as claimed before Settlement Officer and kept quiet from 1966 till 1997, the claimants are not entitled to lay claim any land in S.No.461 by stating that the land sold to the 1st claimant is in Devada Village. Thus, the trial court held that the entire acquired land of Ac.111.16 cents formed part of Ac. 194.16 cents, which was in occupation of 1st claimant and it is part of the land sold by Smt.B.V.S.Narayana Rao under Ex.A9 and the entire acquired land was part of the land purchased by the 1st claimant and he is entitled to compensation.
(b) So far as the claimant No.2 is concerned, the trial Court observed that though 2nd claimant claimed land in an extent of Ac.16.00 cents in Sy.No.461 and examined PWs.5 and 6 and produced Ex.A58 to A69, however, having sold Ac.16.00 cents under Ex.A58-Sale deed by Kondrapu Sanyasaiah in favour of M/s Hindustan Mineral Products Ltd., the 2nd claimant failed to establish how they still got property in S.No.461. It was observed that Ex.A59 was a kadapa deed for Ac.16.00 cents in patta No.994 and the other documents such as Ex.A58 and 59 were photo copies of title deed and pattadar passbooks relating to other land but not in respect of the land in 16 Sy.No.461. Therefore, 2nd claimant could not establish the title for the land in Sy.No.461 to claim compensation. The trial Court accordingly rejected the claim of the 2nd claimant.
(c) So far as the claim of claimant Nos.5 to 7 on one hand and claimant Nos. 8, 10 & 11 to 16 on the other is concerned, the trial Court observed that both the sets of claimants have claimed compensation for Ac.8.00 cents basing on the same sale deed i.e., Ex.P92 which is the certified copy of Ex.P93 - sale deed executed in favour of Talari Peddappadu, Velugula Ramaiah and Gokivada Maramma by Talari Appala Swamy in respect of Ac.27.80 cents in three bits in patta Nos.4, 5 and 9. However, none of them could establish how they are entitled to the land in Sy.No.461. No documents were produced by them to show that they were granted any patta in the Sy.No.461 after abolition of Estates. The trial Court accordingly rejected their claim.
(d) Ultimately, the trial Court considering the evidence on record held that the acquired land of Ac.111.16 cents is a part of Ac.194.16 cents in Sy.No.461 which was in occupation of 1st claimant and the same was part of the land sold by Late Smt. B.V.S. Narayana Rao under Ex.A9 and therefore the 1st claimant alone is entitled to compensation. Hence the three appeals by the respective claimants as mentioned in para-1 supra.
17III. ARGUMENTS:
Heard arguments of Sri P. Rama Sharana Sharma, learned counsel for appellants in A.S.No.549/2018, Sri P. Ganga Rami Reddy, learned counsel for appellant/s in A.S.Nos.635/2018 & 995/2018 and learned Government Pleader for appeals for official respondents and Sri N. Subba Rao learned counsel for respondent / claimant No.1.
1. Severely fulminating the order dt: 06.03.2018 of the learned Judge in L.A.O.P No.1759/1999 Sri P. Rama Sharana Sharma, learned counsel for appellants No.3 and 4 vehemently argued that the trial Court committed grave error in comprehending the voluminous oral and documentary evidence placed before the Court by the appellants to establish that appellants/ claimants 3 and 4 are indeed the owners of the acquired land of Ac.111.16 cents in Sy.No.461/2B and 461/2C and erroneously held as if the 1st claimant who purchased some land from the mother of appellants herein is the owner of the acquired land and he is entitled to compensation in toto. Learned counsel would strenuously argue that the land sold by Smt. B.V.S. Narayana Rao, the mother of appellants/claimants 3 and 4 under Ex.A9-sale deed dt:
01.07.1957 in favour of 1st claimant is altogether a different land which is situated in Devada Village whereas the acquired land of Ac.111.16 cents is situated in Cheepurapalli (West) Village in Parvada Mandal. Therefore, the 1st claimant cannot lay any claim for compensation on the strength of Ex.A9 which has nothing to do with the acquired lands. On the other hand, the mother of the claimants 3 and 4 who was held to be entitled to Ryotwari patta 18 for Ac.436.00 cents by the Board of Revenue in its order under Ex.A13, dt: 29.06.1966, is entitled for compensation, inasmuch as, the acquired land is a part of the said land. Therefore, claimants 3 and 4 but not the claimant No.1 is entitled to compensation in toto in exclusion of all other rival claimants including claimant No.1. He would argue that in Civil Appeal No.2177/2007 the Apex Court also confirmed that the "respondent", meaning thereby claimants 3 and 4 are entitled to the said Ac.436.00 cents of land. While thus emphasizing that the land sold to 1st claimant by their mother is other than the acquired land, it is contended on behalf of claimants 3 and 4 that they alone deserve the compensation.
2. Per contra, Sri P. Ganga Rami Reddy, learned counsel for appellant/claimant No.2 in A.S.No.635/2018 argued that his client is the owner of an extent of Ac.16.00 cents in Sy.No.461/2B which is a part of the acquired land and the forefathers of the 2nd claimant were granted patta to the said land by the Assistant Settlement Officer and the trial Court erroneously rejected the claim of 2nd claimant to that extent. He would argue that the Settlement Fair Adangal reflects the names of the 2nd claimant and his father Kundrapu Chinna Swami Naidu for Sy.No.461 and therefore they are entitled to compensation. In fact, the name of 2nd claimant's father was shown as owner in the notification issued under Section 4(1) and Section 6 of Land Acquisition Act. He further argued that the total extent of Sy.No.461 is Ac.1380.00 cents, out of which only Ac.194.16 cents was granted as settlement patta in favour of 1st claimant and there is no proof that acquired land is part of the 19 said land. The trial Court has not properly considered the oral and documentary evidence. Learned counsel prayed to allow the appeal and direct that the 2nd claimant is entitled to compensation to an extent of Ac.16.00 cents.
3. Sri P. Ganga Rami Reddy who is the counsel also for appellants /claimants 5 to 7 and 9 to 16 argued that the appellants are owners of Ac.25.00 cents in Sy.No.461 by virtue of Ex.A92 and 93 sale deed dated 12.05.1930 and out of the said land an extent of Ac.8.00 was acquired by the Authorities and hence they are entitled to compensation to that extent.
However, the trial Court without considering the oral evidence of PWs.5, 6 and 8 and documentary evidence i.e., Ex.P58, 65, 68, 69 and 93 to 97, rejected their claim. He thus prayed to allow the appeal.
4. In oppugnation, Sri N. Subba Rao, learned counsel for appellant/ claimant No.1 argued that the 1st claimant purchased an extent of Ac.807.00 in patta No.98 situated in Vada Cheepurapalli, Anakapalli Taluk with specific boundaries from B.V.S Narayana Rao under Ex.A9 - registered sale deed dated 01.07.1957. The vendee was put in possession of the said land and he is in enjoyment thereof. The vendor of the 1st claimant purchased the said land from her father under Ex.A4-registered sale deed dt: 29.07.1948. Though in the said sale deed the extent of the land is roughly mentioned as Ac.350.00 cents, however on ground it was more in extent. Thereafter the said B.V.S. Narayana Rao leased out Ac.807.00 cents of land to M/s Bharat Mining Company (BMC) under Ex.A5 - registered lease deed dt: 10.05.1952 20 and put them in possession. The said BMC in turn sub-leased the said Ac.807.00 cents of land to 1st claimant under Ex.A6 - lease deed dt:
19.05.1952. Learned counsel further argued, while the things stood so, Cheepurapalli Zamindary Estate was abolished and when B.V.S Narayana Rao applied for ryotwari patta U/s 11 of Estates Abolition Act, the Assistant Settlement Officer, Vizianagaram granted patta to her for Ac.350.00 cents under Ex.A8 proceeding dt: 27.12.1954. Later B.V.S Narayana Rao sold the sub-leased land of Ac.807 cents to the 1st claimant under Ex.A9 - sale deed dt: 01.07.1957. Aggrieved by the Ex.A8 - proceedings dated 27.12.1954 of the Assistant Settlement Officer, Vizianagaram a joint Revision Petition No.183/1962 was filed by BVS Narayana Rao and her vendee i.e., 1st claimant before Settlement Officer, Visakhapatnam. After enquiry the Settlement Officer in his order under Ex.A10 dt: 15.12.1962 held that petitioners are entitled to ryotwari patta U/s 11(A) of Estates Abolition Act for the entire extent comprised within the limits of the boundaries specified in Ex.P1 and P4 (in Ex.A10) and the actual extent will be determined after receipt of report from Officer-In-Charge, Survey Party, Vizianagaram.
5. Learned counsel further argued that questioning the said order, the Government filed revision before Director of Settlement, Survey and Land Reforms, Board of Revenue, Andhra Pradesh, Hyderabad. The Director of Settlement in Ex.A11 order dt: 15.12.1964, while setting aside the orders of Settlement Officer, Visakhapatnam held that the respondents are not entitled for any land situated in Devada Village.
21
6. Learned counsel further argued that aggrieved, the 1st claimant and its vendor approached the Board of Revenue making a claim to grant patta to an extent of Ac.573.00 cents in favour of BVS Narayana Rao and Ac.807.00 cents in favour of 1st claimant, meaning thereby they claimed a total extent of Ac.1380.00 cents in patta No.98. The Board of Revenue under Ex.A13 - order dt: 29.06.1966 held that BVS Narayana Rao should be issued patta in RS Nos.127/P, 128, 129, 130/P, 446/P, 447 to 451, 459, 460, 461/P, 462, 463, 464, 467 to 478 of Cheepurapalli Village for approximately Ac.436.00 cents. Thus the Board of Revenue confirmed that the patta entitled to by BVS Narayana Rao is for an extent of Ac.436.00 cents only. Learned counsel vehemently contended that since the land sold by BVS Narayana Rao to 1 st claimant under Ex.A9 is Ac.807.00 cents, and patta obtained by her is for a lesser extent, the said land shall be deemed to be the part of Ex.A9 and thereby 1st claimant alone is entitled to compensation.
7. Learned counsel further argued that when some of the ryots raised objection that the vendor of the 1st claimant was not entitled to patta for a rough extent of Ac.504.00 cents as some of the land therein was a grazing land and themselves are entitled to patta, the 1st claimant filed OS No.8/1979 seeking a declaration that there was no grazing land in the above extent of land and it is the private land purchased by him. The said suit was dismissed by the District Court, Visakhapatnam under Ex.A86 - judgment dated 06.02.1980. Aggrieved, the 1st claimant filed A.S No.328/1980 before High Court of A.P. As per Ex.A99 - judgment, the High Court allowed the first 22 appeal and held that the 1st claimant / plaintiff is entitled to patta for an extent of Ac.310.00 cents in Sy.No.461 co-related to patta No.98 in Cheepurapalli Village. It was held that the said land was not a grazing land. Learned counsel thus emphasized that by virtue of judgment in AS No.328/1980, neither BVS Narayana Rao nor the 1st claimant was entitled to claim more than Ac.310.00 cents. The claimants 3 and 4 filed review petition and the same was dismissed. Learned counsel thus argued that in spite of the land in Sy.No.461 was held to be of different extents in different proceedings, ultimately Hon'ble High Court held that the 1st claimant is entitled to patta for Ac.310.00 cents. Whereas, BVS Narayana Rao sold Ac.807.00 cents to the 1st claimant under Ex.A9. Therefore, BVS Narayana Rao, even if entitled to patta to any extent of land in subsequent proceedings, the same shall vest in 1st claimant as per Section 43 of the Transfer of Property Act as the 1st claimant purchased Ac.807.00 cents of land from BVS Narayana Rao as a transferee in good faith for consideration. He finally argued that the other claimants also are not entitled to any compensation as they failed to establish their title to the respective lands claimed by them. He thus prayed to dismiss the appeals.
IV. The points for consideration:
(i) What is the exact extent of land leased out by Ex-Zamindar of Vada Cheepurupalli Zameen Estate to R.Gajapathi Rao in patta No.98? 23
(ii) What is the exact extent of the land sold by Ragati Gajapathi Rao in favour of his daughter Birra Venkata Seetha Narayana Rao (BVS Narayana Rao) under Ex.A4-Sale deed dt.29.07.1948?
(iii) What is the exact extent of land leased out by BVS Narayana Rao in favour of Bharat Mining and Trading Company (BMTC) under Ex.A5-
Lease deed dt.10.05.1952?
(iv) What is the exact extent of the land for which ryotwari patta was issued under Section 11(a) of Estates Abolition Act by the Assistant Settlement Officer, in his proceedings No.4560/54 in favour of BVS Narayana Rao under Ex.A8-Order dt.27.12.1954?
(v) What is the exact extent of the land sold by BVS Narayana Rao in favour of M/s Sri Krishna Salt Works, Visakhapatnam/1st claimant under Ex.A9-Sale deed dt.01.07.1957?
(vi) For how much extent of the land, BVS Narayana Rao and Sri Krishna Salt Works, VSP/1st claimant were held entitled for ryotwari patta by the Settlement Officer as per Ex.A10-Order dt.15.12.1962 in R.P.No.183/62?
(vii) In R.P.Nos.40/63 and 46/63 filed by Collector, VSP and M/s Hindustan Mineral Products against BVS Narayana Rao and Sri Krishna Salt Works, whether the Director of Settlements, Hyderabad in his order dt.15.12.1964 held that BVS Narayana Rao and Sri Krishna Salt Works were entitled to patta for any extent of land?
(viii) Whether Board of Revenue in Ex.A13-order dated 29.06.1966 held that BVS Narayana Rao and 1st claimant are entitled to ryotwari patta for any extent of land?
(ix) What is the impact of Ex.A14-order dt.16.03.1967 in W.P.No.1065/ 1966?
24
(x) What is the impact of judgment in AS No.328/1980 on the file of High Court of Andhra Pradesh with regard to the rights of BVS Narayana Rao vis-à-vis the 1st claimant?
(xi) Whether claimant Nos.2, 5 to 7 and 9 to 16 established their claim for compensation?
V. POINTS (i) (ii) (iii) (iv) & (v): These points are intertwined and hence for convenient sake they are taken up together. It should be noted, so far as claims of claimant No.1 on one hand and claimant Nos.3 and 4 on the other is concerned, there is any amount of vagueness and mystery shrouded regarding the actual extent of land which the erstwhile zamindar of Vada Cheepurupalli had leased out to R.Gajapathi Rao, the father of BVS Narayana Rao. This clumsiness continued in subsequent transactions as well as quasi judicial proceedings which we presently look into.
1. In this context, it should be noted that claimants 3 & 4 though claimed that in patta No.98 of Cheepurupalli West village, the erstwhile zamindar has granted a permanent lease of Ac.1380.00 cents in favour of R.Gajapathi Rao with transferrable and heritable rights, however, they have not produced the so called lease deed said to be executed between them. On the other hand, they produced Ex.A3-Registration extract of kadapa (lease deed) dt.07.11.1927 which shows that R.Gajapathi Rao leased out Ac.350.00 cents in favour of one Chandika Hanumantha Rao Naidu and the said lessee has executed a reciprocal document i.e., kadapa under Ex.A3 in favour of lessor, in respect of the land namely Uppupara situated in Cheepurupalli Estate, 25 Cheepurupalli (West) Village of Anakapalli Sub-Division of Visakhapatnam District covered by zyrayati patta No.98 for two years i.e., 01.12.1927 to 30.11.1929 on a yearly rent of Rs.1200/-, with the following boundaries:
East: Zyrayati dry of Godechettu Janakiyamma, Dalai Appadu, Bheri Surya Reddy.
South: The casuarina tope of Samalakonda and Ichapurapu Yagna Narayana.
West: The zyrayati of Yandrapu Appadu, Akunuri Venkata Surya Narayana's inam land, Pola Kondangu, Yandrapu Sanyasi, Dalai Appadu's zyrayati, Venkanna's inam estate wet.
North: The zyrayati of Bonda Acchanna and Muppidi Venkatrao Naidu and Mokhasa of Devada.
2. While so, under Ex.A4-sale deed dt.29.07.1948, for a sale consideration of Rs.3,000/-, R.Gajapathi Rao sold to his daughter BVS Narayana Rao, approximately Ac.350.00 cents of land situated in Cheepurupalli Estate covered by zyrayati patta No.98 which was earlier leased out by him under Ex.A3-kadapa deed. The boundaries of the said land are as follows:
East: The zyrayati dry of Venki Naidu, Dalai Appadu, Bheri Surya Rao Naidu.
South: The zyrayati of Samala Kondaiah, Kakarlapudi Varaha Narsimha Raju.
West: The lands of Masavarapu Poli Naidu, Gandi Swamy, Kundrapu Appadu, Kulavarthy Ramanaiah, Dalai Appadu, Andhkuri Appa Rao.
North: The zyrayati land of Bonda Acchannabatthula Ramadandu and Devada Mokhasa.26
It should be noted that there are some slight differences in boundaries between Ex.A3 & A4 owing to the efflux of time but the extent of land in both these documents is mentioned as Ac.350.00 cents. However, the case of claimants 3 & 4 is that though in Ex.A4 the extent of land mentioned as Ac.350.00 cents, however, on ground its extent is about Ac.1380.00 cents within the above boundaries which was enjoyed by R.Gajapathi Rao and sold to his daughter BVS Narayana Rao.
3. While so, BVS Narayana Rao executed Ex.A5 (=Ex.A84)-registered lease deed dt.10.05.1952 in favour of Bharat Mining and Trading Company (BMTC) an extent of Ac.807.00 cents of swamp land marked as A B C D E F G H J K in the plan attached to the lease deed for twenty five (25) years on a yearly rent of Rs.1200/-. Regarding the origin of such a vast extent of land, it was mentioned in Ex.A5 that the said land was a part of the land granted to her father by the zamindar as a permanent lease with transferrable and heritable rights under patta No.98 of Cheepurupalli Estate and the said land measures about Ac.1400.00 cents and herself and her father were enjoying the same.
It should be noted that the claimants 3 & 4 have not produced the lease deed said to be executed by ex-zamindar in favour of R.Gajapathi Rao granting permanent lease of Ac.1380.00 cents with transferrable and heritable rights. Nor in Ex.A5-lease deed, the lessor BVS Narayana Rao referred the particulars of the so called permanent lease deed said to be executed by 27 ex-zamindar as a source of her title. In view of this vagueness relating to the actual extent of the land, what can be inferred from the available record, particularly Ex.A3-kadapa and Ex.A4-sale deed is that, the ex-zamindar might have leased out an extent of Ac.350.00 cents in favour of R.Gajapathi Rao and he in turn initially leased out the said land under Ex.A3 to one Chandika Hanumantha Rao and later sold the said land to his daughter under Ex.A4- sale deed. Further, since those said transactions were prior to the abolition of estates under the Estates Abolition Act, 1948, and as there was no government survey at that time, the extent of the land covered by Ex.A3 & A4 might be something different from the extent specified in those documents. Therefore, Ex.A3 & A4 do not reflect the exact extent of the land on ground. While such clumsiness was prevailing, it appears BVS Narayana Rao executed Ex.A5-lease deed in favour of BMTC and both lessor and lessee, under an impression that the land in possession of BVS Narayana Rao was more than Ac.800.00 cents, entered into lease transaction for Ac.807.00 cents. While so, within short time, BMTC has sub-leased the said land to M/s Sri Krishna Salt Works/1st claimant under Ex.A6-registered lease deed dt.19.05.1952. That is how the 1st claimant obtained Ac.807.00 cents of the land initially on lease.
4. While the things stood thus, Vada Cheepurupalli Estate was abolished as per the provisions of the Estates Abolition Act, 1948. As a consequence, BVS Narayana Rao applied for ryotwari patta under Section 11(a) of Estates Abolition Act, 1948. The Assistant Settlement Officer, Vizianagaram 28 conducted an enquiry regarding her claim. Apart from Ex.A4-sale deed, it appears, BVS Narayana Rao placed reliance on Ex.A3-kadapa deed stood in favour of her father as a source document. She claimed that though in those documents the extent was mentioned as Ac.350.00 cents, however, its actual extent was more than Ac.800.00 cents. The Assistant Settlement Officer ultimately held thus:
"The Tahasildar Manager says that the land comprised in patta No.98 measures Ac.350.00 cents according to the accounts filed by the land holder and that it is nearly Ac.700.00 cents to Ac.800.00 cents on ground more. Some discrepancies are noticed in the boundaries in the several documents filed by the petitioner. The Tahasildar Manager also says that no third party claims any interest in the lands comprised within that ... boundaries. The village is not surveyed even now. It is therefore, difficult to fix the exact area comprised in the patta holding of 98 except from the recitals in Ex.P1, P3, P4 & P5 in which given the extent as Ac.350.00 cents. The petitioner is therefore, held entitled to a ryotwari patta for an extent of Ac.350.00 cents comprised in patta No.98 and within the boundaries as described in Ex.P1 (lease deed dt.07.11.1927) as enumerated above". (emphasis supplied) Thus in Ex.A8-Order dt.27.12.1954 the Assistant Settlement Officer held that BVS Narayana Rao was entitled to ryotwari patta for Ac.350.00 cents only.
5. While so, BVS Narayana Rao, without first challenging the Ex.A8-order, executed Ex.A9-sale deed dt.01.07.1957 in favour of Sri Krishna Salt Works/1st claimant and sold away Ac.807.00 cents of the land which was sub- leased by BMTC to it. In the said sale deed, though a reference was made about Ex.A8-order, still BVS Narayana Rao sold Ac.807 cents to 1st claimant. 29
6. Therefore, Points (i) to (v) are concerned, the evidence on record shows that though Assistant Settlement Officer held that BVS Narayana Rao was entitled to ryotwari patta for Ac.350.00 cents, however, she sold Ac.807.00 cents under Ex.A9-sale deed to M/s Sri Krishna Salt Works/1st claimant. The repercussion of this transaction will be discussed presently in the points infra.
VI. POINTS (vi) (vii) (viii) & (ix): These points are interconnected and have a bearing with the points discussed supra.
1. After abolition of estates, survey and settlement operations were undertaken under Section 21 of the Estates Abolition Act, 1948. As such Sri Krishna Salt Works/1st claimant appears to have applied for survey and issuance of ryotwari patta for the land purchased under Ex.A9. After survey, the Officer incharge of survey party issued a rough patta for a revised extent of Ac.504.00 cents only and hence, the 1st claimant was aggrieved. Similarly, BVS Narayana Rao was also aggrieved with the Ex.A8-order of Assistant Settlement Officer issuing her ryotwari patta for only Ac.350.00 cents instead of an extent of Ac.1380.00 cents as prayed for. Hence, both of them filed revision petition No.183/62 before Settlement Officer, Visakhapatnam wherein BVS Narayana Rao/1st petitioner claimed patta for Ac.573.00 cents (Ac.1380
- Ac.807) and Sri Krishna Salt Works/2nd petitioner claimed patta for Ac.807.00 cents. Their main plank of argument was that by the time ex- zamindar executed permanent lease deed in favour of R.Gajapathi Rao, 30 V.Cheepurupalli Estate was not abolished and survey and settlement operations were not undertaken and as such rough extent of the land could only be shown but with specific boundaries and as it is trite law that boundaries would prevail over extent, the petitioners are entitled to the entire extent of land lying within the specified boundaries, which is about Ac.1400.00 cents. They further contended that the petitioners were held entitled to wrong extents by the authorities basing on the Block survey conducted in 1912 in respect of Devada village which is one of the boundaries to the subject land. The said survey was conducted for levy of cess and the petitioners who were not parties to said survey were not bound.
2. The Settlement Officer enquired into the claim of the petitioners and observed that the survey of Devada village was conducted under Madras Survey and Boundaries Act IV of 1897; Devada village was a service inam land whereas the subject land claimed by the petitioners in Cheepurupalli West Village is a zyrayati land and hence the said survey was not binding on the petitioners and further, such survey might have had the defect of converting zyrayati land into government service inam land. The Settlement Officer thus in Ex.A10-order dt.15.12.1962 held that the petitioners be granted ryotwari patta under Section 11(a) of Estates Abolition Act, 1948 for the entire extent comprised within the limits of boundaries specified in Ex.P1 & P4 (produced before him) as shown in the rough sketch prepared by the Settlement Tahasildar, Visakhapatnam. He further held that the actual extent will be determined after receipt of report from the officer incharge, No.1, 31 survey party, Vizianagaram. He directed that Eastern boundary of Cheepurupalli West village shall be redefined and re-demarcated on the basis of the report of Settlement Tahsildar, VSP. He also directed that the common boundary between Cheepurupalli East village and Devada Mukhasa shall be re-demarcated. He accordingly allowed the revision petition.
3. Aggrieved by the above order, the Collector, Visakhapatnam and others filed R.P.Nos.40/63 and 46/63 before the Director of Settlements, Hyderabad. One of the contentions is that in the patta granted by the zamindar in respect of Cheepurupalli West Village, the area situated in Devada Mukhasa was also included. Agreeing with the said contention, the Director of Settlements while holding that the two villages Cheepurupalli and Devada are situated in two distinct Talukas and zamindar had no power to grant pattas in a land which does not belong to him, set aside the orders of the Settlement Officer under his order dt.15.12.1964 vide Ex.A11.
4. Aggrieved BVS Narayana Rao and Sri Krishna Salt Works and others filed revision petition before the Board of Revenue and the Board of Revenue having taken into consideration the Ex.A3-registered kadapa deed dt.07.11.1927 and survey conducted by Assistant Director of Survey and Land Records passed order dt.29.06.1966 vide Ex.A13 as follows:
"15. The Board therefore holds, that the lands comprising of patta No.98 of Cheepurupalli Zamin village, with reference to the boundaries furnished in Kadapa of 1927, are localized as the lands colour washed in red in the sketch enclosed. It accordingly directs that in part modification of the patta issued by the A.S.O. for R.S.No.461, Mrs.B.V.S.Narayana Rao should be granted patta for R.S.No.127/P, 128, 129, 130/P, 446/P, 447 to 451, 459, 460, 32 461/P, 462, 467 to 478 of Cheepurupalli Village, measuring approximately 436 acres. (emphasis supplied) The Northern portion of R.S.No.461, colour washed in yellow, should be got sub-divided and registered in accounts as grazing ground poramboke. The revision petition filed by the villagers of Cheepurupalli is partly allowed. The joint revision petition filed by Mrs.B.V.S.Narayana Rao and Sri Krishna Salt Works and the revision petitions filed by the other revision petitioners 3 to 7 are hereby dismissed."
5. Aggrieved by Ex.A13 order, BVS Narayana Rao and M/s Sri Krishna Salt Works filed W.P.No.1065/1966 and High Court of A.P. in Ex.A14-order dt.16.03.1967 dismissed the writ petition with the following observations:
"It is thus clear that the order in question does not suffer from any defect which may warrant issue of writ of certiorari. It is only where there is want or excess of jurisdiction of denial of principle of natural justice or error of law apparent on the face of the record that the question of interference would arise. It does not appear that the Board of Revenue had acted beyond its jurisdiction is passing the impugned order. Nor does it appear that it went wrong in interpreting any statutory term or provisions. Nor can it be said that it had wrongly applied any general principle of law in passing the order. It is not certainly a case of error of law apparent on the face of the record.
In these circumstances, W.P.No.1065/1966 deserves to be dismissed with costs and it is accordingly dismissed with costs of respondents 1 to 7 and 10."
6. Thus, the above discussion would show that at the inception, under Ex.A3-kadapa deed dt.07.11.1927 R.Gajapathi Rao leased out Ac.350.00 cents in favour of Chandika Hanumantha Rao Naidu and later sold the said land to his daughter BVS Narayana Rao under Ex.A4-sale deed dt.29.07.1948. BVS Narayana Rao sold away the said land to M/s Sri Krishna Salt Works under Ex.A9-sale deed dt.01.07.1957. Even before affecting the sale, as the Vada Cheepuraupalli Estate was abolished, she applied for ryotwari patta in her name for about Ac.1380.00 cents on the premise that the land purchased by her within the specified boundaries contains the said 33 extent. However, having regard to Ex.A3-kadapa deed dt.07.11.1927, the Assistant Settlement Officer held that BVS Narayana Rao who purchased above lands under Ex.A4-sale deed from her father R.Gajapathi Rao was entitled to ryotwari patta for Ac.350.00 cents and this order of the primary quasi-judicial authority was subject matter of revisions before the hierarchy of authorities and ultimately the Board of Revenue having taken into consideration the Ex.A3-kadapa deed and also the survey conducted by the Assistant Director of Survey, held in Ex.A13-order dt.29.06.1966 that Smt. BVS Narayana Rao is entitled to ryotwari patta approximately for Ac.436.00 cents in R.S.No.461 and other survey numbers. The said order was confirmed in W.P.No.1065/1966. It should be noted, since under Ex.A9-sale deed, BVS Narayana Rao sold away to M/s Sri Krishna Salt Works what all the land she purchased under Ex.A4-sale deed, she has to reimburse the land which she obtained by way of ryotwari patta to M/s Sri Krishna Salt Works following the principle feeding the grant by estoppel enumerated in Section 43 of Transfer of Property Act, 1882.
7. Section 43 of Transfer of Property Act envisages the equitable principle of "feeding the grant by estoppel". The Section reads thus:
"43. Transfer by unauthorized person who subsequently acquires interest in property transferred. - Where a person fraudulently or erroneously represents that he is unauthorized to transfer certain immovable property and professes to transfer such property for consideration, such transfer shall, at the option of the transferee, operate on any interest which the transferor may acquire in such property, at any time during which the contract of transfer subsists.
Nothing in this section shall impair the right of transferees in good faith for consideration without notice of the existence of the said option."34
The above doctrine is based on the principle of estoppel. According to it where a granter has purported to grant an interest in the land which he did not at the time possess, but subsequently acquires, the benefit of his subsequent acquisition goes automatically to the earlier grantee. In other words, where a vendor sells without title in the property but subsequently acquires title then a right accrues to the purchaser to claim interest in the said property and it automatically goes in favour of the transferee. Thus Section 43 explicates that whenever a person transfers property to which he has no title on a representation that he has a present and transferrable interest therein and acting on that representation the transferee takes a transfer for consideration. If the transferor subsequently acquires the property, the transferee becomes entitled to it. There is an exception in favour of transferees for consideration in good faith and without notice of the rights under the prior transferee. But apart from that, the principle is absolute.
In Hardev Singh v. Gurmail Singh (dead) by LRs. 1 the Apex Court inter alia, dealt with the principle under Section 43 of T.P.Act. It observed:
"7. Section 43, on the other hand, embodies a 'rule of feeding the estoppel' and enacts that a person who makes a representation shall not be heard to allege the contrary as against a person who acts thereupon and it is immaterial whether the transferor acts bona fide or fraudulently in making the representation. [See Jumma Masjid, Mercara v. Kodimaniandra Deviah MANU/SC/0397/1962 : AIR1962SC847.
In order to get the benefit of the said provision, the conditions which must be satisfied are:
(1) the contract of transfer was made by a person who was competent to contract; and (2) the contract would be subsisting at the time when a claim for recovery of the property is made.
1 (2007) 2 SCC 404 35 However, the provisions would have no application if the transfer was invalid as being forbidden by law or contrary to public policy, as envisaged under Section 23 of the Indian Contract Act.
Thus, no estoppel can be pleaded contrary to the provisions of a statute. The 'rule of feeding the estoppel' shall apply in absence thereof.
8. The doctrine of feeding the estoppel envisages that 'where a grantor has purported to grant an interest in land which he did not at the time possess, but subsequently acquires, the benefit of his subsequent acquisition, goes automatically to the earlier grantee, or as it is usually expressed, feeds the estoppel'"
In Ram Pyare v. Ram Narain2 considering the relevant provisions of the Act including Sections 137A, 134 and 43 of T.P.Act their Lordships of Supreme Court held as follows:
"4. xxxxx The amount of deposit under Section 134 of the U.P. Zamindari Abolition Act was made on October 28, 1961 and it was on the same day that the sell deed was executed by Matbar Mal. It is clear that Matbar Mal erroneously represented to the vendee that he was authorised to transfer the property and professed to transfer such property for consideration. The very execution of the sale deed on the same day as the deposit of the requisite amount under Section 134 is significant enough to establish that the sale deed was the result of an erroneous representation by Matbar Mal. It is also clear that the present plaintiffs who are the sons of the vendor, Matbar Mal cannot possibly claim to be transferees in good faith which indeed they do not claim to be. Section 43 clearly applies to the situation."
In Tanu Ram Bora v. Promod Ch.Das (D) through Lrs. & others3 the Hon'ble Apex Court held that:
"7.4 Section 43 of the T.P. Act provides that where a person fraudulently or erroneously represents that he is authorised to transfer certain immovable property and professes to transfer such property for consideration, such transfer shall, at the option of the transferee, operates on any interest which the transferor may acquire in such property at any time during which the contract of transfer subsists. Thus, if at the time of transfer, the vendor/transferor might have a defective title or have no title and/or no right or interest, however subsequently the transferor acquires the right, title or interest and the contract of transfer subsists, in that case at the option of the transferee, such a transfer is valid. In such a situation, the transferor cannot be 2 AIR 1985 SC 694=MANU/SC/0293/1985 3 (2019) 4 SCC 173 36 permitted to challenge the transfer and/or the transferor has no option to raise the dispute in making the transfer.
7.5 The intention and objects behind Section 43 of the T.P. Act seems to be based on the principle of estoppel as well as the equity. The intention and objects seems to be that after procuring the money (sale consideration) and transferring the land, thereafter the transferor is estopped from saying that though he has sold/transferred the property/land on payment of sale consideration, still the transfer is not binding to him. That is why Section 43 of the T.P. Act gives an option to the transferee and not the transferor. The intention of Section 43 of the Act seems to be that nobody can be permitted to take the benefits of his own wrong. In the facts and circumstances of the case, Section 43 of the Act would come into play and protect the rights of the original Plaintiff."
8. With the above jurisprudence when case on hand is scrutinized, BVS Narayana Rao executed Ex.A9-sale deed in favour of M/s Sri Krishna Salt Works reciting therein that under Ex.A4-sale deed dt.29.07.1948 she purchased the subject land and also obtained ryotwari patta under Ex.A8 and prior to that she executed Ex.A5-lease deed dt.10.05.1952 in favour of Bharat Mining and Trading Company for an extent of Ac.807.00 cents and that she was selling the same land to M/s Sri Krishna Salt Works and in good faith, the vendee purchased the said land. It should be noted, initially the Assistant Settlement officer issued ryotwari patta to BVS Narayana Rao only for Ac.350.00 cents and in the subsequent revisions, the Board of Revenue confirmed the said extent as Ac.436.00 cents. The contract of sale was a valid one except for the erroneous representation of BVS Narayana Rao regarding its extent as Ac.807.00 cents. Therefore, applying the doctrine of feeding the grant by estoppel, for whatever land she obtained ryotwari patta in patta No.98, the same shall be reimbursed to M/s Sri Krishna Salt Works. Hence, the contention of claimants 3 & 4 that the land sold by their mother to M/s Sri 37 Krishna Salt Works and the land for which she obtained ryotwari patta were quite different, does not hold water. The acquired land falls within the land purchased by M/s Sri Krishna Salt Works and therefore, the 1st claimant is entitled to compensation but not claimants 3 & 4.
These points are accordingly answered.
VII. POINT (x): One of the contentions of claimants 3 & 4 is that in the review petition filed in A.S.No.328/1980, the High Court of A.P. held that BVS Narayana Rao was entitled to Ac.436.00 cents and the subject land in that appeal was different and therefore, it should be understood that the land sold by her is different from her patta land of Ac.436.00 cents and the acquired land falls within that domain and therefore claimants 3 & 4 are entitled to compensation. This argument can be heard only to be rejected.
1. It should be noted, aggrieved by one of the observations of Board of Revenue in its order dt.29.06.1966 (Ex.A13) that the Northern portion of R.S.No.461 colour washed in yellow should be subdivided and registered as grazing ground poramboke in the accounts, M/s Sri Krishna Salt Works filed O.S.No.8/1979 on the file of District Court Visakhapatnam for a declaration that the said land is not a communal poramboke but a ryoti land belonging to the plaintiff and for a consequential permanent injunction. The trial court dismissed the suit. Hence, the plaintiff filed A.S.No.328/1980 before High Court of A.P. In that appeal a Division Bench remanded the matter to the trial 38 court to conduct an enquiry and submit a report on the following issues so as to deliver judgment in the appeal:
(1) Whatever the land covered by patta No.98 is situated in Sy.No.461 only, as per the survey conducted in the year 1957 after the estate was taken over or the land covered by patta No.98 extends over the land in Sy.No.127P, 128, 129, 130/P, 446/P, 447 to 451, 459, 460, 461/P, 462, 463, 464, 467 to 479 of Cheepurupalli?
(2) Whether the lands on the northern portion of sy.No.461 are recorded as communal or village poramboke in the village accounts maintained by land holder and whether there is any evidence to support the report of the Assistant Director, Survey and Settlement?
(3) The total extent of land in Sy.No.461 maintaining the same boundaries fixed in Survey operation that was conducted in 1912 between Cheepurupalli and Devada villages.
(4) Whether patta no.98 can be co-related to sy.No.461 only and not other survey numbers as reported by the Assistant Director?
2. The District Judge, Visakhapatnam after enquiry submitted his report dt.26.06.2004 as follows:
Issue No.1:
That the land covered by patta No.98 was correlated only to Sy.No.461 as per the survey conducted in the year 1958 and the estate was taken over and the other survey numbers have nothing to do with the land situated in patta No.98 of Cheepurupalli village.
Issue No.2:
That the land that is being used as village poramboke in the village accounts is on the northern side of Sy.No.461, but no part of Sy.No.461 is shown as communal and village poramboke in the village accounts.
Issue No.3:
That the appellant is entitled for a patta to the extent of 310 acres in Sy.No.461 correlated to patta No.98 of Cheepurupalli village.
Issue No.4:
In the light of those findings, the issue No.4 (ie) whether patta No.98 can be correlated to Sy.No.461 only and not other survey numbers as reported by the Assistant Director, becomes redundant.39
Accordingly, the appeal was allowed and judgment and decree in O.S.No.8/1979 was set aside and it was held that the appellant is entitled for a ryotwari patta for an extent of Ac.310.00 cents in S.No.461 correlated to patta No.98 in Cheepurupalli Village.
3. Later, claimants 3 & 4 filed A.S.L.P. No.15306/2004 in Review C.M.P.(S.R.) No.53639/2004 in A.S.No.328/1980 seeking leave to file a petition to review the judgment in A.S.No.328/1980 on the ground that in the extent of Ac.310.00 cents for which 1st claimant was held entitled to decree, their mother's patta land of Ac.436.00 cents is also included and thus their rights are affected. Since the subject matter in AS. 328/1980 (O.S.No.8/1979) was in respect of the land situated in the Northern portion of R.S.No.461 which was recorded as government grazing poramboke but not in respect of Ac.436.00 cents, the counsel for 1st claimant herein submitted that the said suit and appeal were only in respect of Ac.310.00 cents which was wrongly held to be that of government grazing poramboke and it was not making any claim in respect of other patta land in the suit and appeal. Recording the same and observing that there was no effect of any rights of the review petitioner in respect of the properties claimed or held by them to an extent of Ac.436.00 cents and they were not in any way affected, the Division Bench closed the petition.
As rightly observed by the trial court, the Division Bench in Ex.103- order did not enquire or gave any positive finding with regard to the claim of claimants 3 & 4 with regard to the aforesaid Ac.436.00 cents. Therefore, the 40 judgment in A.S.No.328/1980 should only be understood in the context of the nature of Ac.310.00 cents of land situated towards North of the land in S.No.461. Claimants 3 & 4, therefore, cannot shore upon the said judgment to lay any claim. Even otherwise, assuming for a moment that BVS Narayana Rao was granted ryotwari patta for Ac.436.00 cents pursuant to Ex.A4, having sold more extent than the land purchased by her under Ex.A4, she cannot retain that land but reimburse to the 1st claimant.
VIII. POINT (xi): The 2nd claimant is concerned, his claim is that he has been in possession and enjoyment of Ac.16.00 cents in S.No.461 of Cheepurupalli (West) village, since several decades back ryotwari patta was issued to their father Kundrapu Chinna Sanyasaiah @ Chinna Sanyasi Naidu and Chinna Swami Naidu. The trial court perused the oral and documentary evidence adduced on his behalf i.e., evidence of PW5 & 6 and Ex.A58 to A69. As rightly observed by the trial court, when Kundrapu Sanyasaiah already sold Ac.16.00 cents of land in S.No.461 under Ex.A58-regisered sale deed dt.20.12.1963 in favour of M/s Hindusthan Mineral Products it is not known how the family of the 2nd claimant still retains possession of the said Ac.16.00 cents for decades together. Similarly, the 2nd claimant has not established his relationship with the said Kundrapu Sanyasaiah. Thus, there is no clarity with regard to the title of the 2nd claimant. Then Ex.59 is a kadapa executed among Kundrapu Pagidipalli, Kannuru Acchennaidu and Bandaru Ram Naidu in respect of Ac.16.00 cents in patta No.994. It is also not known how claimant No.2 is connected to the said land. So also the other documents filed by 41 claimant No.2 were rightly not weighed with the trial court to uphold his title for Ac.16.00 cents.
1. So far as the claim of claimants 5 to 7 on one hand and 8 to 16 on the other are concerned, both the sets of claimants are making a claim for compensation for Ac.8.00 cents basing on the Ex.A92-sale deed dt.12.05.1930. Under Ex.A92 Talari Peda Appadu, Velugula Ramaiah and Gokivada Maramma purchased three bits of land totaling Ac.27.80 cents of land of Dalaipalem village in Cheepurupalli Estate from Talari Appala Swamy. Claimants 5 to 7 are said to be the L.Rs. of Talari Appadu and claimants 8 to 16 are said to be the L.Rs. of Velugula Ramaiah and as per Ex.A97- agreement between the two families, Dalai people should get 3/4th share and Velugula people should get 1/4th share in the acquired land. The trial court held that the claimants 5 to 7 and 8 to 16 failed to establish that they have any land in S.No.461, perhaps for the reason that the property covered by Ex.A92- sale deed was not related to patta No.98 i.e., R.S.No.461. They have also not produced ryotwari pattas said to be issued to them in the subject land covered by patta No.98 i.e. R.S.No.461. The trial court accordingly rejected their claim. On perusal of the evidence on record we hold that the finding of the trial court is correct.
2. Thus on a conspectus of evidence on record, we agree with the finding of the trial court that the acquired land of Ac.111.16 cents is a part of Ac.194.16 cents in S.No.461 which was in occupation of the 1st claimant and it 42 was a part of the land sold by Smt. BVS Narayana Rao under Ex.A9. Thus the 1st claimant is the title holder of the acquired land and it is entitled to receive the entire compensation in exclusion of all other claimants.
3. Accordingly, the A.S.Nos.549, 635 and 995 of 2018 are dismissed by confirming the order in LAOP NO.1759/1999 passed by learned XII Additional District Judge, Visakhapatnam. No costs.
As a sequel interlocutory applications pending if any shall stand closed.
______________________ U.DURGA PRASAD RAO,J _______________________ DR V R K KRUPA SAGAR,J Dt.01.08.2024 KRK/NNN 43 THE HONOURABLE SRI JUSTICE U.DURGA PRASAD RAO THE HONOURABLE JUSTICE DR V R K KRUPA SAGAR A.S.Nos.549, 635 and 995 of 2018 01.08.2024 KRK/NNN