Supreme Court of India

Parveen Jehan Begum vs S. Anjaiah Goud & Ors. Etc on 25 September, 2008

Supreme Court of India
Parveen Jehan Begum vs S. Anjaiah Goud & Ors. Etc on 25 September, 2008
Author: ………………..J.
Bench: Altamas Kabir, Markandey Katju
                                IN THE SUPREME COURT OF INDIA

                     CIVIL APPELLATE JURISDICTION

              CIVIL APPEAL Nos.5841-5845 OF 2008
     [Arising out of SLP(C)Nos.23859-23863 of 2007]



PARVEEN JEHAN BEGUM                          Petitioner(s)

     VERSUS

S. ANJAIAH GOUD & ORS. ETC.                    Respondent(s)


                                           ORDER

Leave granted.

These appeals are directed against the judgment and order dated 5th

November, 2007, passed by the Andhra Pradesh High Court in five different writ

petitions filed by the appellant herein.

Briefly stated, the facts which gave rise to the writ petitions are that

two land grabbing cases were filed, being LGC Nos. 122/99 and 75/2001, by the

respondents herein, alleging that the appellant had wrongfully and illegally

occupied certain portions of the land which belonged to them and thereby

committed an offence under the Andhra Pradesh Land Grabbing (Prohibition)

Act, 1982.

The said two cases were taken up by a Bench of

-2-

two Members of the Special Court constituted under Section 7 of the aforesaid Act
consisting of the Judicial member and a Revenue member. After considering the

case made out on behalf of the respective parties, the two members differed in their

views while delivering the final order. We need not go into the question of

difference between the members. In terms of Section 7(4B)(e) of the aforesaid

Act, the separate opinions of the two members were placed before the Chairman

and the Chairman himself took up the matter for delivering his opinion in the

matter. While the matter was pending before the Chairman, several interlocutory

applications were filed by the appellant herein, which, we are informed, are 12 in

number. The same were filed in two stages, and at the first stage IA Nos. 422 to

426 of 2007 were filed. At the second stage, 7 more interlocutory applications,

namely, I.As. 33 to 37, 80 and 81 of 2008 were also filed.

It is the case of the appellant that despite submissions having been

made before the Chairman for hearing of the said applications first, the Chairman

chose not to do so and proceeded with the main case. As against the same the 5

writ petitions came to be filed before the

-3-

High Court. The same prayer was made before the High Court which was

rejected with the direction that the applications and the main case could be heard

together and there was no case for having the said interlocutory applications

decided separately before the main matter was heard.

It is against the said order of the High Court that these appeals have

been filed.

Having heard Mr. Ahmadi, learned counsel for the appellant, and

Mr. Sanjeev Kumar, learned counsel for the respondents, we are of the view that

there is substance in the submissions made by Mr. Ahmadi regarding the disposal

of the interlocutory applications before the main case is taken up for hearing.

However, we are also conscious of the fact that the matter has been pending since

1999. Accordingly, in order to prevent further delay in disposing of the matter,

we allow and dispose of these appeals by directing the Chairman to take up the

interlocutory applications along with the main case, but to dispose of the

interlocutory applications first by passing orders in each interlocutory application

as soon as possible and thereafter to proceed with the hearing of the

-4-

main case. In the event the applications are allowed and fresh evidence is required

to be taken, the final opinion will have to be rendered only thereafter. We also

make it clear that the appellant before us will not be entitled to question the

decision of the Chairman on the interlocutory applications separately from the

main opinion, which may be given by him on the basis of which the final decision

will follow. This will be equally applicable to both the appellant as well as the

respondents.

Since the matter is pending for quite some time, we also request the

Chairman of the Bench to dispose of the pending matter and the interlocutory

applications as expeditiously as possible, but preferably within a period of six

months from the date of communication of this order. We also make it clear that
we have not expressed any opinion on the merits of the interlocutory applications,

which the Chairman will be free to decide.

We also record the submissions made by Mr. Ahmadi that of the

pending 12 interlocutory applications, his client will only be pressing IAs 422 to

426 of 2007 and IA 35 of 2008 and not others.

-5-

The appeals are allowed and disposed of in the above terms.

There will be no order as to costs.

………………..J.

(ALTAMAS KABIR)

………………..J.

(MARKANDEY KATJU)
NEW DELHI;

September 25, 2008.