Supreme Court of India

Marella Kondala Rao & Ors vs Authorised Officer, Land … on 23 July, 2008

Supreme Court of India
Marella Kondala Rao & Ors vs Authorised Officer, Land … on 23 July, 2008
Author: …………………….J.
Bench: Tarun Chatterjee, Aftab Alam
                       IN THE SUPREME COURT OF INDIA
             CIVIL APPELLATE JURISDICTION

            CIVIL APPEAL NO.3192 OF 2002

Marella Kondala Rao & Ors.                   ...Appellants.

Versus

Authorised Officer, Land Reforms,
A.P. & Anr.                                 ..Respondents


                         ORDER

1. This appeal arises from the final order dated

28th of February, 2001 of the High Court of

Judicature, Andhra Pradesh at Hyderabad in Civil

Revision Petition No.3326 of 1997.

2. An application made by the appellants under the

Andhra Pradesh Land Reforms (Ceiling on Agricultural

Holdings) Act, 1973 (hereinafter referred to as the

“Andhra Land Reforms Act, 1973”) was filed before the

concerned authorities in respect of the land in

question. The authorities by a detailed order held that

since the appellants were tenants, they were entitled

to retain the land in question. An appeal was taken

1
against the aforesaid order of the authorities under

the Andhra Land Reforms Act, 1973 in which the

order of the authorities was also affirmed.

Subsequently, a revision was also moved and by the

impugned order the High Court had set aside the

concurrent orders of the authorities and the tribunal

holding that the authorities under the Andhra Pradesh

(Andhra Area) Tenancy Act, 1956 (hereinafter referred

to the “Andhra Tenancy Act, 1956”) was only conferred

with the power to determine the question of tenancy in

respect of the land in question and such

determination could not be made under the Andhra

Land Reforms Act, 1973, i.e., the authorities had no

jurisdiction to determine the question of tenancy in

respect of the lands in question. However, liberty was

given by the High Court to the appellants to approach

the authorities under the Andhra Tenancy Act, 1956

for determination of the question of tenancy relating to

the land in question. It is this order of the High Court

which is now challenge before us.

2

3. Having heard the learned counsel for the parties

and after considering the relevant provisions of both

the Acts viz., Andhra Land Reforms Act, 1973 and

Andhra Tenancy Act, 1956, we do not find any reason

to interfere with the impugned order of the High

Court, as we find that the learned counsel for the

appellants had failed to satisfy us that the Andhra

Land Reforms Act, 1973 also conferred with the power

to determine right of tenancy in respect of the lands in

question.

4. That being the position, we are not inclined to

interfere with the impugned order of the High Court in

the exercise of our power under Article 136 of the

constitution excepting that it would be open to the

appellants to approach the authorities under the

Andhra Tenancy Act, 1956 for determination of the

tenancy right relating to the land in question and if

such approach is made, the authorities under the

Andhra Tenancy Act, 1956 are directed to decide the

same in accordance with law after giving proper

3
opportunity of hearing to the parties as expeditiously

as possible.

5. Subject to the above observations, the appeal is

dismissed with no order as to costs. Interim order, if

any, stands vacated.

…………………….J.

[Tarun Chatterjee]

New Delhi; ……………………J.
July 23, 2008. [Aftab Alam]

4