Supreme Court of India

East City Defence Personnel … vs State Of A.P. And Ors on 27 July, 1999

Supreme Court of India
East City Defence Personnel … vs State Of A.P. And Ors on 27 July, 1999
Author: M Rao
Bench: M.J.Rao, N.Santosh Hegde
           PETITIONER:
EAST CITY DEFENCE PERSONNEL WELFARE ASSOCIATION

	Vs.

RESPONDENT:
STATE OF A.P.  AND ORS.

DATE OF JUDGMENT:	27/07/1999

BENCH:
M.J.Rao, N.Santosh Hegde




JUDGMENT:

M.JAGANNADHA RAO,J.

Leave granted.

This appeal has been preferred by the appellant –

association – which consists of defence personnel

-against

the judgment of the Division Bench of the Andhra
Pradesh

High Court in W.A.No.1251/97 dated 2.3.98 whereby the

judgment of the learned Single Judge in W.P.
NO.6468/97

dated 29.7.97 was affirmed. In this appeal, the
appellant –

association is aggrieved by the judgment of the
learned

Single Judge as affirmed by the division Bench to the
extent

that the court enabled 5th respondent ( Andhra Pradesh

Bhoodan Board) to act as receiver in regard to the

properties which are the subject matter of the writ

petition.

For the purpose of understanding the dispute in this

appeal, it is necessary to refer briefly to the
various

proceedings taken out by the parties earlier namely,

O.S.238/89, pending before the IInd Additional Judge,
City

Civil Court, Hyderabad, judgment dated 3.12.92 of the

learned Single Judge of the High Court of Hyderabad in

W.P.9211/90, judgment of another learned Single Judge
of the

High Court dated 29.1.97 in W.P.8280/95, W.P.
22745/94 which

is said to be pending in the High Court and finally
the

judgment dated 29.7.97 in W.P.6468/97 out of which the
writ

appeal which is the subject matter of this appeal has

arisen.

We shall refer to the above proceedings to the extent

necessary to highlight the limited issue that arises
in this

appeal before us.

A landlord named Chatur Girijee of Rangapur village

donated his lands to the Andhra Pradesh Bhoodan Yagna
Board

on 8.2.52. The Andhra Pradesh Bhoodan Yagna Board
entered

into an agreement with Narne Ranga Rao and others of

Gunrock Enclave Cooperative Housing Society Ltd.,

Secundrabad under which the Board was to allot 200
acres at

Rangapur village to the above said persons in exchange
to

200 acres to be provided by the said Ranga Rao to the
Board.

On the ground that the said Ranga Rao had given only
42

acres 32 guntas in Edira village to the Board, the
Board

allotted only 42 acres 32 guntas to the said Ranga
Rao.

Ranga Rao and others took conveyance of the said 42
acres 32

guntas and sought specific performance of the
agreement

seeking the sale of the remaining 158 acres in
Rangapur

village and for that purpose filed a suit O.S.238/89
in the

Court of the IInd Additional Judge, City Civil Court,

Hyderabad. It appears that the said Court has also
passed

interim orders. The suit is still pending. However,
the 42

acres and 32 guntas referred to above is not the
subject of

any dispute between the parties.

It is the grievance of the Board that the said Ranga

Rao and the Society negotiated directly with other
allottees

of Bhoodan Land and purchased land in violation of the

provisions of the A.P. Bhoodan and Gramdan Act, 1965.
It is

this land that is subject matter of the writ petition
out of

which this appeal arises.

A show cause notice dated 16.1.90 was issued by the

Mandal Revenue Officer, Bibinagar to the said Ranga
Rao who

is the President of the Narne Estates Pvt. Ltd and to
the

Gunrock Enclave Cooperative Housing Society Ltd.

Secundrabad, to show cause why action should not be
taken

under the A.P. Bhoodan and Gramdan Act, 1965 for
alleged

violation of the provisions of the Act. The said
notice was

received and a reply was sent on 27.1.90. No orders
were

passed by the Mandal Revenue Officer on the reply, but
a

further notice was issued by him on 13.6.90 on the
same

allegations as in the earlier notice. The validity of
the

notice dated 13.6.90 was questioned by the Gunrock
Enclave

Cooperative Housing Society Ltd, Narne Estates Pvt.
Ltd and

one N. Gopal Naidu in W.P.9211/90. After hearing the

respective parties, the learned Judge issued certain

directions that the Bhoodan Board could issue notice
to the

affected parties including the writ petitioners, in
respect

of the subject matter of the Mandal Revenue Officer’s
notice

dated 13.6.90 and afford them an opportunity of being
heard

and decide the dispute between the parties, namely the

dispute which was raised in the show cause notice
issued by

the Mandal Revenue Officer. This direction was issued
in

view of an earlier ruling of the High Court dated
16.12.76

in W.P.4503/75 which had held that after the enactment
of

the A.P. Bhoodan and Gramdan Act, 1965, the revenue

authorities had no power to deal with any land which
was

covered by the Act and that it was only the Board
which

could deal with the disputes arising under the Act.
The

learned Single Judge directed that within one month
from the

date of the receipt of the copy of the judgment in
writ

petition, the Revenue Officer should transfer the
papers

relating to the show cause notice to the Bhoodan Board
and

that within four months thereafter, the said Board
should

issue a notice to the writ petitioners and dispose of
the

proceedings in accordance with the provisions
contained in

the Act and the rules framed thereunder. The learned

Single Judge of the High Court observed that insofar
as the

suit No.OS. 238/89 was concerned, the same could be

adjudicated on its own merits without reference to any

observations in the writ petition. The learned Judge
also

stated that any adjudication to be made by the Bhoodan

Board, would not come in the way of the decision in
the said

suit, inasmuch the said suit was instituted prior to
the

issuance of the first show cause notice dated 16.1.90.
The

learned Judge also stated that whatever interim orders
were

passed in the suit, they would continue till the
disposal of

the said suit, unless varied or annulled in accordance
with

law.

Thereafter, the Bhoodan Board nominated one Shri

Kodanda Ram Reddy to conduct an enquiry. After
hearing

objections of the parties, he submitted a report on
16.8.93

to the Board. The Board approved the report in toto
on

23.8.93 and sent it to the Mandal Revenue Officer for

necessary action. It appears that as per the decision
of the

Board, the lands which were in the name of Narne
Estates

Pvt. Ltd. in Survey Nos. 22 to 27, 29 to 41, 43, 45
to 60,

63 to 68, 70 to 74, 79, 80 and 85 of Rangapur village
were

directed to be restored to the Board. It was stated
that

individual notices were issued on 13.10.93 to various

assignees of the Bhoodan Board who had sold their
lands to

Narne Estates Pvt. Ltd and replies were received from
25

assignees. The Bhoodan Board found the replies

‘unsatisfactory’. A copy of the proceedings of the
Board has

not been placed before this Court and it is not clear
what

reasons were given by the Board to say that the
replies of

the assignees were unsatisfactory. The Bhoodan Board

terminated the pattas granted to the said assignees
and

intimated the same to the Mandal Revenue Officer and

requested him to take action to restore the land to
the

Board and make proposals for fresh assignments of the
land

to Scheduled Castes and Scheduled Tribes. The Board
issued a

letter to the Mandal Revenue Officer on 14.12.1993

requesting him to take action to restore the lands to

Bhoodan Board for fresh assignments to the Scheduled
Castes

and Scheduled Tribes.

It is stated in the counter affidavit filed by the

Government itself that Mandal Revenue Officer
thereafter

served a show cause notice on the assignees and
cancelled

the allotments of the Bhoodan lands vide proceedings
B/92-94

dated 25.5.94 and that aggrieved by the orders of the
Mandal

Revenue Officer, Shri Miralam Kistaiah and 28 others
who

were the assignees/allottees/occupants approached the
High

Court in W.P.No.22745/94 and obtained orders of stay
in

W.P.M.P.no.28335/94. It is stated that the said writ

petition is still pending in the High Court.

It appears that the All India Scheduled Castes Rights

Protection Society and Ors. filed a Writ Petition
No.8280/95

stating that in spite of the directions of the High
Court in

W.P.NO.9211/90 dated 3.12.92 referred to earlier no
action

was initiated by the Bhoodan Board and others. The
said writ

petition was disposed of on 29.1.97 directing the

respondents therein to expedite the proceedings.

We now come to the latest order of the Mandal Revenue

Officer dated 8.3.97 which was impugned in W.P.6468/97
filed

by the defence employees who are members of the East
City

Defence Personnel Welfare Association (registered
No.387/91)

represented by P.R. Krishna Rao. This writ petition
was

taken up for consideration alongwith W.P.6497/97 filed
by

the East City Defence Personnel Welfare Association
and W.P.

4707/97 filed by the Narne Estates Pvt. Ltd.

The impugned order dated 8.3.97 of the Mandal Revenue

Officer states that the said Officer has been directed
by

the Collector, Nalgonda to take action as per the
judgment

of the High Court in W.P.8280/95 dated 29.1.97 and as

requested by the Bhoodan Board in their letter dated

31.12.93. The officer then says cryptically that “in
view

of the above facts I do hereby take the possession of
the

Bhoodan lands in Survey Nos. 22 to 27, 29 to 41, 43,
45 to

60, 63 to 68, 70 to 74, 79, 80 and 85 measuring 507
acres

and 34 1/2 guntas as per the Annexure situated at
Rangapoor

village of Bibinagar mandal alongwith the following

structures:

1. Administrative Building

2. Guest House

3. Shopping Complex 4. Godown

5. Water Tanks (2)

6. Other Buildings (3)

and excluding 42 acres and 32 guntas covered in Survey
Nos.

32, 33, 54, 69, 71 and 72.” It will be noticed that
this

extent is quite large while the land covered by the
suit OS

238/89 was 158 acres. The appellants – defence
personnel

contended in the writ petition that the land in their

possession was extensive and there were buildings and

structures thereon and that the officer could not have
taken

and did not , in fact, take physical possession. He
had also

no power under law to pass such an order.

The learned Single Judge in his judgment in writ

petition No.6468/97 and batch dated 29.7.97 (out of
which

this appeal has ultimately arisen) held that the
Mandal

Revenue Officer had no power to pass the above said
order

dated 8.3.97 under any statute and that even if it
could be

said that he had exercised some powers under the
Andhra

Pradesh Land Encroachment Act, he had violated the

principles of natural justice as he had not given
notice to

the defence personnel and others and that his action
was

wholly arbitrary. Further, the officer could not have
taken

physical possession of Ac 500 and buildings which were
in

the possession of the various writ petitioners, by a
single

stroke of his pen and, therefore, it was only a paper
order

and no physical delivery was taken by him. The
learned

Judge further clarified that neither in W.P.9211/90
and in

W.P.8280/95 nor in the writ petitions before him, any
rights

of title between any of the parties were decided or
were

being decided. It would be for the Bhoodan Board or
for the

aggrieved parties to approach the Civil Court for

adjudication of their disputes of title. But having
said so,

the learned Judge proceeded further to appoint the
Bhoodan

Board as Receiver pending initiation of any such

proceedings by the Board or by the other parties.

To the extent that the learned Judge appointed the

Bhoodan Board as receiver, the defence personnel who
were

the writ petitioners were aggrieved and they filed the
writ

Appeal. No appeal was filed by the Bhoodan Board or
the

Mandal Revenue Officer. The said writ appeal filed by
the

appellant association was, as already stated,
dismissed. It

is against this order that this appeal has been filed
by the

said association.

We have heard the learned senior counsel for the

appellant Shri R. Sundaravardan and Shri A.
Raghuveer,

learned senior counsel for the respondents alongwith
Shri K.

Ram Kumar, Ms. Asha G. Nair, Shri Santhynarayan and
Shri

S.V. Deshpande and others.

After perusing the various proceedings and the counter

affidavit filed before this Court, we are of the view
that

there was no justification for the learned Judge to
appoint

a receiver, much less the Bhoodan Board as receiver
while

at the same time holding that no question of title has
been

or was being decided. The case of the writ
petitioners is

that the order of the Mandal Revenue Officer dated
8.3.97

whereby he recorded that he has taken the possession
of 507

acres and 34 1/2 guntas, is a farce and no physical

possession had, in fact, been taken or could have been

taken. This plea has been accepted by the learned
Single

Judge. The learned Judge has also said that the
parties or

the Board can file a suit to prove title. These
findings

and observations have become final since neither Board
nor

the Mandal Revenue Officer have filed any writ appeal.
If

the Mandal Revenue Officer has not taken physical
possession

it is obvious that the possession is, in fact, and in
law

with the various writ petitioners.

If the physical possession of this land has remained

with the various writ petitioners, as found by the
learned

Single Judge, such possession, in our opinion, could
not

have been ordinarily interfered with by the Court by

appointing a receiver and that too without going into
any

question of prima facie title or balance of
convenience. The

question of title has been left open, as already
stated. We

do not, therefore, find any justification for the
learned

Single Judge to appoint a Receiver and that too the
rival

party, the Bhoodan Board as receiver, pending the
initiation

of proceedings in the Civil Court by the parties.

The learned Single Judge has also directed status quo

to be maintained by the parties. It is obvious that
as and

when the parties approach the Civil Court it will be
open to

that Court to pass appropriate interlocutory orders
which it

may deem fit in the circumstances of the case by
taking into

consideration all facts which may be brought to its
notice

and without being hindered by the status quo order
passed by

the learned Single Judge. Further, if any other
orders are

necessary in the pending civil suit, in relation to
its

subject matter, the parties thereto can approach that
court

also.

In the result, the direction of the learned Single

Judge in his judgment dated 29.7.97 as affirmed in the
writ

appeal, in so far as the learned Single Judge
appointed the

Bhoodan Board as receiver is set aside. The order in
the

writ appeal is also set aside to that extent. It is
open

to the Board or to the other parties to take
appropriate

proceedings in a Civil Court in regard to the title to
the

property which is subject matter of the notice and of
the

writ petition and seek appropriate interim orders. It
will

then be for the Civil Court to pass such interim
orders as

it may deem fit in the circumstances of the case and
the

status quo order passed by the learned Single Judge in
the

writ petition will not come in the way of the Civil
Court

passing appropriate orders. It is also open to the
parties

to obtain any further orders in O.S.238/89, pending
before

the IInd Additional Judge, City Civil Court,
Hyderabad, in

relation to the land covered by that suit.

We, accordingly allow this appeal and dispose of the

same in the light of the directions given above.
There will

be no order as to costs.

I.A.No.1/98

I.A.No.1/98 is filed for impleadment by the writ

petitioners in the writ petition as party respondents
in

this appeal. In view of the orders passed by us in
the main

appeal we do not think it necessary to permit
impleadment of

these petitioners in the present proceedings. It will
be

open to them to take appropriate steps as they may
deem fit

in accordance with law. I.A.1/98 is accordingly
dismissed.

…………….CJI.