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