Supreme Court of India

Nelapatla Ramaiah & Ors vs Kamatam Bikshamaiah & Ors on 15 December, 2009

Supreme Court of India
Nelapatla Ramaiah & Ors vs Kamatam Bikshamaiah & Ors on 15 December, 2009
Author: A Kabir
Bench: Altamas Kabir, Cyriac Joseph
                       IN THE SUPREME COURT OF INDIA

             CIVIL APPELLATE JURISDICTION


     SPECIAL LEAVE PETITION (C) NO.24089 OF 2005




Nelapatla Ramaiah & Ors.              .. Petitioners

                           Vs.

Kamatam Bikshamaiah & Ors.            .. Respondents

                         With

        CONTEMPT PETITION (C) NO. 110 OF 2006

                           IN

     SPECIAL LEAVE PETITION (C) NO.24089 OF 2005




                    J U D G M E N T

ALTAMAS KABIR, J.

1. This SLP is directed against the judgment

and order dated 20th September, 2005, passed by the
2

Andhra Pradesh High Court in Second Appeal

No.648/2004, allowing the same and setting aside

the judgment and decree dated 29.3.2004, passed by

the 2nd Additional District Judge (Fast Track

Court-I), Khammam in A.S. No.17/2002. By its

judgment, the First Appellate Court had reversed

the judgment and decree dated 21.8.1999 passed by

the Senior Civil Judge, Kothagudam, being O.S.

No.54 of 1991, dismissing the suit.

2. Initially, the suit was filed for injunction

simpliciter before the learned District Munsif,

Yallandu. Subsequently, the plaint was amended to

include the relief for declaration of title and

delivery of possession of the plaint schedule

property. During the pendency of the suit the

first plaintiff died and his legal representatives

were brought on record as the plaintiff Nos. 2 to

9. Subsequently, the plaintiff No.9 also expired.
3

3. The case made out in the plaint by the

plaintiff was that he was the owner and possessor

of the suit scheduled lands and the defendants had

no right, title and interest therein, nor did they

have any right to demand that they be allowed to

cultivate the land on a crop-sharing basis. The

dispute which had arisen regarding the cultivation

of lands in question resulted in the filing of the

suit.

4. From the facts as disclosed, it appears that

on 25.5.1961 the original plaintiff agreed to sell

3.01 acres in Survey No.87 and 92 and 3.13 acres

in Survey No.3.08 to one Bathula Veeraiah and

Enika Pitchaiah under an agreement for sale and

made over physical possession of the lands in

question to the said two persons. Subsequently,

on 15th April, 1962, the original plaintiff also

sold another portion of the plaint schedule

property to the said two persons under another
4

agreement for sale and made over physical

possession of the said lands to them.

Consequently, from the said two dates, the

original plaintiff was out of possession of the

plaint schedule property.

5 On 5th February, 1968, Bathula Veeraiah and

Enika Pitchaiah agreed to sell 0.37= acres of

land in Survey Nos.284 and 292, 3.01 acres out of

Survey No.87 and 92 and 3.13 acres out of survey

No.308, forming item Nos. 1, 2 and 3 of the suit

schedule property to M/s Yedlapalli Ramaiah and

Royalla Laxmaiah under an agreement for sale and

made over physical possession of the suit lands to

the intending purchasers who took possession of

the suit properties. On 15.8.1969 Yedlapalli

Ramaiah and Royalla Laxmaiah agreed to sell item

No.1 of the plaint schedule property to the 2nd

defendant, the respondent No.8 herein, under an

agreement for sale and delivered physical
5

possession of the suit lands to him. On the same

day, the said Yedlapalli Ramaiah and Royalla

Laxmaiah also agreed to sell 2.27 acres in Survey

No.92 and 0.14 acres in Survey No.87, in favour of

the 1st defendant the appellant No.1 herein, under

an agreement for sale and delivered physical

possession of the lands to him. Since then the 1st

appellant is in possession of the 1st item of the

plaint schedule property. By yet another agreement

for sale Yedlapalli Ramaiah and Royalla Laxmaiah

agreed to sell 1.22 acres in Survey No.308 to the

wife of the defendant No.3, the appellant No.2

herein, under an agreement for sale. The

defendant Nos. 4 and 5, namely, the appellant No.5

and respondent No.9, are in possession of the

remaining 1.22 acres in Survey No. 308.

6. As indicated hereinabove, the suit was

initially dismissed, but was decreed by the 1st

appellate Court on the finding that all the
6

various transactions were hit by Sections 47 and

50B of the Hyderabad Tenancy and Agricultural

Lands Act, 1950 (hereinafter referred to as “the

1950 Act”). It was held that the plaintiffs

continued to be in possession of the lands in

question through the defendants who had not

acquired any right to the lands and their

possession therein was merely permissive

possession.

7. The High Court allowed the Second Appeal

upon holding that the possession of the

beneficiaries of the various transactions

involving the land was adverse to the interest of

the plaintiffs and the said transfers were not

effected by the provisions of Sections 47 and 50B

of the 1950 Act.

8. The High Court took note of the fact that

Section 47 of the Act had been repealed from the

statute book even before 1969 and even otherwise
7

the provisions of the Act are applicable between

landlord and tenant and have no application

insofar as third parties are concerned.

Accordingly, the High Court held that the

transactions were hit by Section 47 of the 1950

Act and consequently Section 50B was also not

required to be invoked. The High Court observed

that the original plaintiff had lost his

possession in the land on 25.5.1961 when he

executed the agreement for sale and made over

possession of the lands in question to the

intending purchaser. Thereafter, possession

changed hands several times. It was observed that

had the defendants claimed directly through the

original plaintiff No.1 under the agreement of

sale dated 25.5.1961, it could always be said

that they were in permitted possession and not in

adverse possession which was, however, not the

case as far as the suit properties were concerned,

since possession had changed lands at least twice
8

and at least from 15.8.1969 till the date of

filing of the suit it could be contended that the

defendants were in adverse possession of the

properties as far as the plaintiffs were

concerned.

9. The substantial question of law framed in

the Second Appeal as to whether the transactions

in question were hit by Sections 47 and 50B of the

1950 Act and whether the plaintiffs were entitled

to a decree as prayed for, were, therefore,

answered by the High Court in the Second Appeal in

the negative.

10. On behalf of the petitioners, it was sought to

be pointed out that the High Court had erred in

reversing the judgment and decree of the first

Appellate Court on the erroneous premise that the

possession of the defendants in the suit were

adverse to the interests of the plaintiffs, since

all the transferees derived their claims to the
9

lands through the petitioner. It was urged that it

was on account of the first Agreement to Sell

dated 25.5.1961 that the subsequent occupants of

the land acquired possession thereof. Their claim,

therefore, had to be traced from the said

Agreement for Sale dated 25.5.1961 and not on the

basis of the Agreements for Sale executed in their

favour subsequently. It was urged that the High

Court had committed an error of law in holding

that the possession of the defendants was adverse

to that of the plaintiffs and permissible in

nature.

11. Even on the question of the applicability of

Sections 47 and 50B of the 1950 Act to the

transactions relating to the suit lands after the

initial agreement for sale, it was contended on

behalf of the petitioners that since the

defendants derived the right, if any, to possess

the suit lands from the original plaintiff, the
10

question of a third party interest did not arise,

and, accordingly, the High Court was wrong in

holding that the transactions were not hit by

Section 47 of the 1950 Act.

12. It was, therefore, urged that the judgment and

decree of the High Court was liable to be set

aside.

13. Learned counsel for the respondents, on the

other hand, strongly supported the decision of the

High Court and submitted that the same did not

warrant any interference. It was submitted that

there was no dispute that the suit property

changed hands at least twice after the initial

Agreement for Sale dated 25.5.1961, which in

itself was an indication that such possession was

hostile and adverse to the interest of the

plaintiffs. The High Court, could not, therefore,

be faulted in arriving at the finding that the
11

possession of the defendants was adverse to that

of the plaintiff and not permissible as submitted

on behalf of the plaintiffs.

14. It was also submitted that the High Court had

correctly interpreted the provisions of Section 47

of the 1950 Act in their application to the facts

of the instant case and did not call for any

interference.

15. We have carefully considered the submissions

made on behalf of the parties and are unable to

accept the submissions advanced on behalf of the

petitioners. That there were a series of

transactions involving the suit lands after the

original plaintiff executed the Agreement for Sale

on 25.5.1961 and lost possession thereof, is not

disputed. It is also not disputed that the

plaintiffs had not at any point of time objected

to the Agreements for Sale entered into after

25.5.1961 despite the same being adverse to their
12

interest. The High Court, in our view, correctly

held that the possession of the defendants was

adverse to the interests of the plaintiff.

16. As to the question of the applicability of

Section 47 of the 1950 Act to the several

transactions which had taken place with regard to

the plaint schedule property, it is difficult to

accept the submissions made on behalf of the

petitioner that since possession of the lands

could be traced back to the original agreement

for sale dated 25.5.1961, it must be held that all

the subsequent occupants, claimed possessory

rights under the original Agreement for Sale dated

25.5.1961.

17. Such being the case we see no reason to

interfere with the judgment and decree of the High

Court. The Special Leave Petition is, therefore,

dismissed, but without any orders as to costs.

Consequently, the notice issued on the Contempt
13

Petition is discharged and the Contempt Petition

is also dismissed.

……………………………………………J.

(ALTAMAS KABIR)

……………………………………………..J.

(CYRIAC JOESPH)
New Delhi
Dated: December 15, 2009