Andhra High Court High Court

Baley Narasimha Rao vs Sri Peddintammavari Temple And … on 25 March, 1992

Andhra High Court
Baley Narasimha Rao vs Sri Peddintammavari Temple And … on 25 March, 1992
Equivalent citations: 1992 (1) ALT 609
Author: B S Reddy
Bench: S Pratap, B S Reddy


ORDER

B. Subhashan Reddy, J.

1. This is a glaring case how the temples’ properties are being mis-managed and how the people are setting up vexatious claims in order to cause loss to the endowment properties. Very valuable agricultural lands, wet assessed and irrigated through government source of irrigation, admeasuring Ac.38-38 cents comprised in R.S.Nos. 117, 118, 119, 120, 121, 124 and 125 of Chittennapadu village of Bhimadole Mandal, West Godavari District, are involved in this case. It is claimed by the writ petitioner/appellant that he is the statutory tenant under the provisions of the Andhra Pradesh (Andhra Area) Tenancy Act, 1956 (hereinafter referred to as ‘the Act). It is also claimed that by virtue of he being a statutory tenant, his rights are protected and that he has got pre-emption to purchase the said lands and that without offering the same to Mm for sale, the respondents have put it for sale by public auction and that the said action is illegal. For that purpose, our extraordinary jurisdiction under Article 226 of the Constitution of India, is invoked by the petitioner.

2. Apart from the right of the petitioner, we shall first dwell on his conduct in approaching this Court. It is well settled that the person seeking an extraordinary remedy, which is also an equitable remedy, under Article 226 of the Constitution of India, has to prove that he came to this Court with clean hands. We have to say that the conduct of the petitioner in accepting the lease for one year and defaulting the. same; then setting the matter by getting out of possession voluntarily: then encroaching the same latter and again paying penalty; then participating in auction when the sale was conducted and seeking adjournment of the same; then approaching this court, amply proves that there are no bona fides on the part of the petitioner. This conduct itself disentitles him from approaching this Court and to have any equitable remedy under Article 226 of the Constitution of India.

3. That apart, even on merits absolutely there is no case for the petitioner to stall the auction sale, which was being conducted by the respondents. Admittedly, the property belongs to the first respondent herein and they have sought for permission to sell the same from the second respondent and the said permission was granted. The petitioner, on his own showing was never in possession continuously for six years as a tenant so as to claim any rights as a tenant. As such he cannot get any protection under the provisions of the Act He has got absolutely no right to stall the auction sale being conducted by the respondents.

4. We are perfectly in agreement with the learned single judge in vacating the suspension orders passed earlier. Inasmuch as the petitioner cannot be termed as a tenant and has got no protection under the provisions of the Act, he has got no right to stall the auction sale proceedings being conducted by the respondents. The said auction sale shall be held by the respondents without any hindrance or embargo. Accordingly, both the writ petition and writ appeal deserve to be dismissed. The second respondent shall be entitled to forthwith auction the lands concerned.

5. Writ Petition No. 11414 of 1991 and Writ Appeal No. 269 of 1992 are dismissed with costs. Advocate’s fee Rs. 300/- in the writ petition as also writ appeal separately.