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 3]

Supreme Court of India

C.V. Raja Rao & Anr vs Mirza Basheer Baig & Ors on 30 April, 1996

Equivalent citations: AIRONLINE 1996 SC 116, (1996) 3 CHAND CRI C 207, 1996 (8) SCC 740, 1996 CRI LR(SC MAH GUJ) 450, (1996) 5 JT 632, 1996 SCC (CRI) 736, 1996 CRI LR (SC&MP) 450, (1996) 5 JT 632 (SC), (1996) REVDEC 444

Author: K. Ramaswamy

Bench: K. Ramaswamy

           PETITIONER:
C.V. RAJA RAO & ANR.

	Vs.

RESPONDENT:
MIRZA BASHEER BAIG & ORS.

DATE OF JUDGMENT:	30/04/1996

BENCH:
K. RAMASWAMY, G.B. PATTANAIK




ACT:



HEADNOTE:



JUDGMENT:

O R D E R Leave granted, This appeal by special leave arises from the order of the High Court dated April 2, 1991 made in Criminal Application No. 334/91. It is not necessary to narrate in elaboration all the proceedings that have taken place between the parties. Suffice it to state that in respect of the lands bearing Survey No. 202 situated in Lallaguda in Secunderabad of Andhra Pradesh which is now part of the city of Hyderabad, an extent of 4922 sw. yds. is in dispute. Several proceedings have taken place between the parties narration of which is not material. The High Court in quashed proceedings of the initiation of the action under Sections 145 and 146 of the Cr. P.C. gave the following directions:

"Since there are some allegations that the police were not giving aid to the petitioners even though there are injunction orders in their favour, I feel it is desirable that some high official of the Survey Department like the Assistant Director of Survey may be directed to inspect the suit land and localise the suit land with the assistance of a Inspector of Survey with reference to the survey records. The learned Magistrate then under Section 146 Cr. P.C. may complete the enquiry expeditiously and pass final orders. Since the parties are fighting out the matter since a long time, the learned Sub- Divisional Magistrate is directed to dispose of the matter expeditiously and pass final orders, preferably within a period of three months from today."

In view of the above directions, it would be necessary that the Survey Department should demarcate the land, localise the same with the assistance of the Inspector of the Survey and Land Record as directed by the High Court and the Magistrate would take action pursuant to the report thereof according to law. In view of the facts in this case, we think that it is not a case warranting interference under Article 136 of the Constitution. We are not expressing any opinion on merit since proceedings are pending at different stages in different courts. Whatever proceedings have been taken place, will be subject to the appropriate orders.

The appeal is accordingly dismissed.