2019 INSC 0451      NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL No.4658 OF 2008 Bikkina Rama Rao & Ors.              ….Appellant(s) VERSUS The Special Deputy Tahsildar  (Tribal Welfare)  Kota Ramachandrapuram  & Ors.        …Respondent(s) J U D G M E N T Abhay Manohar Sapre, J. 1. This appeal is directed against the final judgment and order dated 24.08.2007 passed by the High Court of   Judicature,   Andhra   Pradesh   at   Hyderabad   in   Writ 1 Appeal No.675 of 2007 whereby the Division Bench of the High Court dismissed the said writ appeal filed by the appellants herein. 2. A f ew   facts   need   mention   hereinbelow   for   the disposal of the appeal, which involves a short point. 3. The dispute relates to the land measuring around 60   acres   comprised   in   survey   Nos.462   and   472 situated   at   Ganaparavaram   village   of   Buttaigudem Mandal, West Godavari District (hereinafter referred to as   “the   suit   land”).     This   dispute   is   governed   by   the provisions   of   Andhra   Pradesh   Scheduled   Areas   Land Transfer Regulation, 1959 as amended by Regulation 1 of 1970 (hereinafter referred to as “the Regulation”).  4. The   claim   of   the   appellants   is   that   they   have purchased   the   suit   land     vide   registered   sale   deeds dated   29.01.1977   executed   by   several   vendors. However,   the   State   (Special   Deputy   Collector   ­Tribal welfare,   Kota   Ramachandra   Puram,   West   Godavari), 2 questioned   the   bona   fides   of   the   transactions   in question   and   accordingly   issued   the   notices   to   the appellants alleging therein that since these sale deeds were   found   executed   in   contravention   of   Section   3   (1) (a)   of   the   Regulation   by   the   Vendors   and   the   Vendees (appellants) and, therefore, they were null and void. 5. It is this issue which was probed by the Revenue Authorities by holding an inquiry under the Regulation such   as   in   the   first   instance,   by   the   Special   Deputy Collector by order dated 24.04.1984, thereafter by the Agent   to   Govt.   (as   an   Appellate   Authority)   by   order dated   27.10.2001   followed   by   the   State   (as   a Revisionary  Authority) by  order  dated 16.07.2007 and by   the   High   Court   in   its   writ   jurisdiction   by   order dated   02.08.2007   and   thereafter   in   its   intra   court appellate jurisdiction by the impugned order. 6. Though   the   appellants   contested   the   issue   on facts   and   in   law   but   it   was   consequently   decided 3 against   the   appellants   by   all   the   Authorities   and   the Courts,   wherein   it   was   held   that   the   sale   deeds   in question   were   executed   in   contravention   of   the provisions   of   Section   3   (1)   of   the   Regulation   and, therefore, they are declared null and void. 7. The   appellants   felt   aggrieved   by   the   order   of   the High Court and have filed the present appeal by way of special leave in this Court. 8. So,   the   short   question,   which   arises   for consideration in this appeal, is whether the Authorities and   the   Courts   were   justified   in   holding   that   the   sale deeds in question are null and void because they were executed   in   contravention   of   the   provisions   of   the Regulation. 9. Heard   Mr.   R.   Basant,   learned   senior   counsel   for the   appellants   and   Mr.   B.   Adinaryana   Rao,   learned senior counsel for the respondents. 4 10. Having   heard   the   learned   counsel  for   the  parties and   on   perusal   of   the   record   of   the   case,   we   are inclined   to   allow   this   appeal   and   while   setting   aside the   impugned   order   as   also   the   order   dated 02.08.2007   passed   by   the   Single   Judge,   remand   the case   to   the   Single   Judge   (writ   court)   for   deciding   the appellants’ writ petition afresh on merits in accordance with law. 11. The   need   to   remand   the   case   to   the   High   Court (writ court) has arisen for two reasons.  12. First, the High Court did not examine the case in the   context   of   the   definition   of   the   expression “Transfer” as defined in Section 2 (g) of the Regulation; and Second, certain documents filed by the appellants to   prove   the   transactions   in   question   as   being   legal and  not hit by Section 3 of the Regulation as amended with effect from 01.01.1970, were not considered. 5 13. In   our   opinion,   inquiry   on   the   aforementioned two   grounds   was   also   necessary   while   deciding   the legality and validity of the sale deeds in question along with all other issues decided by the Courts below. 14. It is for this reason, we feel that it would be in the interest  of  justice  that  the   matter  be  remanded to  the High   Court   (Single   Judge­writ   court)   for   deciding   the appellants’ writ petition afresh on merits in accordance with law on all the issues arising in the case including those   mentioned   above.   The   subsequent   allottees   of the land in question, who made an application seeking their   impleadment   in   the   appeal   (I.A.   No.2/2008)   is allowed. They are allowed to become parties in the writ petition.  They will also be heard. 15. We,   however,   make   it   clear   that   we   have   not expressed   any   opinion   on   merits   having   formed   an opinion to remand the case though learned counsel for the   parties   argued   several   issues   arising   in   the   case. 6 Indeed,   we   refrained   ourselves   from   going   into   the issues urged. 16. The   High   Court   (Single   Judge­writ   court)   will, therefore, decide the  writ petition   on  merits strictly   in accordance with law uninfluenced by any observations made by this Court, on the issues arising in the case. 17. The appeal is accordingly allowed. The impugned order is set aside.            ………...................................J.         [ABHAY MANOHAR SAPRE]                                          … ...……..................................J.                 [DINESH MAHESHWARI] New Delhi; May 03, 2019 7