Supreme Court of India

Badireddy Avatar Maher Baba vs Tallapu Nagaraju (Dead) By Lrs. … on 10 December, 2008

Supreme Court of India
Badireddy Avatar Maher Baba vs Tallapu Nagaraju (Dead) By Lrs. … on 10 December, 2008
Author: ………………….J.
Bench: B.N. Agrawal, G.S. Singhvi
                                  IN THE SUPREME COURT OF INDIA

                        CIVIL APPELLATE JURISDICTION

                          CIVIL APPEAL NO.6541 OF 2000

Badireddy Avatar Maher Baba                     ...Appellant(s)


                                       Versus


Tallapu Nagaraju (Dead) By L.Rs. & Ors.      ...Respondent(s)



                                    O R D E R

1. By an order passed under Section 9 of the Andhra Pradesh Land Reforms
(Ceiling on Agricultural Holdings) Act, 1973 (for short `the Act’), the Land Reforms
Tribunal, Kakinada, East Godavari District, decided the surplus area case of Shri
Surya Prakasa Rao (deceased), his wife and minor children including the appellant
herein and declared that they were holding 1.3560 standard hectares of land in excess
of their entitlement. Thereafter, the appellant offered to surrender some parcels of
land including the land comprised in survey nos. 14/2 and 13/4 of Tantikonda village.
On receipt of the offer of surrender made by the appellant, the Land Reforms
Tribunal issued notice in Form-VIII. Respondent no. 1 filed objections to the
proposed surrender claiming that the land comprised in survey nos. 14/2 and 13/4 of
Tantikonda village had been purchased by him on 23.2.1981 and, therefore, the same
could not be surrendered. The Land Reforms Tribunal rejected his objections by
observing that in
…2/-

-2-

view of Section 17(1) of the Act, the transfer made after 1.1.1975 is null and void.
Appeal preferred by Respondent No.1 was dismissed by the Land Reforms Appellate
Tribunal, East Godavari (Kakinada), by holding that he does not have the locus to file
objections because the purchase made by him was hit by Section 17(1) of the Act.

2. Feeling dissatisfied with the appellate order, Respondent No.1 filed
Revision under Section 21 of the Act. The High Court approved the view taken by
the Land Reforms Tribunal and Land Reforms Appellate Tribunal, that the purchase
made by respondent no.1 is violative of Section 17(1) of the Act and dismissed the
revision petition. While doing so, the High Court observed that respondent no.1 is a
bonafide purchaser and, therefore, the authority should call upon the owner to
surrender some other land acceptable to the Tribunal and, thereafter, action may be
taken in respect of the land in possession of other persons. Accordingly, the High
Court directed that while taking the possession of the land, the authority shall
exercise proper discretion under clause (ii) of sub-section (5) of Section 10 of the Act.

3. We have heard learned counsel for the parties.

4. Undisputedly, respondent no.1 purchased the land comprised in survey
nos. 14/2 and 13/4 after the appointed date, i.e., 1.1.1975. Therefore, the Land
Reforms Tribunal and Land Reforms Appellate Tribunal did not commit any
illegality by invoking Section 17(1) of the Act and holding that the transfer was void.
This being the position, the appellant is right in contending that respondent no.1 had
no right to object to surrender of particular parcels of land by the declarant and the
High Court was not justified in giving the impugned direction. The question relating
to the locus of a person, who purchased the land after the appointed date,
….3/-

-3-

was considered by this Court in Appineni Vidyasagar vs. State of A.P. & Ors. [2004(11)
SCC 186], and was answered in negative. In that case it has been held that in the
absence of a valid transfer of title, the transferee does not have the right to object to a
surrender by the holder and Section 10(5) does not confer locus upon him to do so.

5. In view of the law laid down in the afore-mentioned decision, the appeal is
allowed. The direction of the High Court to the concerned authority to exercise
proper discretion under clause (ii) of sub-section (5) of Section 10 of the Act, while
taking possession of the land, is set aside. No costs.

………………….J.

[B.N. AGRAWAL]

………………….J.

[G.S. SINGHVI]
New Delhi,
December 10, 2008.