Telangana High Court
Krgula Edward Johnson vs The State Of Telangana on 28 April, 2026
IN THE HIGH COURT FOR THE STATE OF TELANGANA AT
HYDERABAD
THE HONOURABLE SRI JUSTICE N.V.SHRAVAN KUMAR
WRIT PETITION No.13432 of 2026
DATE OF ORDER: 28.04.2026
Between:
Burgula Edward Johnson
...Petitioner
AND
The State of Telangana and 07 others.
...Respondents
ORDER:
Heard learned counsel for the petitioner, learned Government Pleader for MA&UD appearing for respondent No.1, 2 and 5 and Sri M.Arun Kumar, learned standing counsel for GHMC appearing for respondent Nos.3 and 4. With their consent, the writ petition is being taken up for disposal at the admission stage itself.
2. This writ petition has being filed seeking the following relief:-
"to issue an appropriate writ, order or direction more particularly one in the nature of writ of mandamus declaring the action of the respondent Nos.2 to 6 in non-considering the representations of the petitioner dated 22.08.2025 and 04.08.2025 and non-initiating to take the necessary action against the illegal construction of the respondent Nos.7 and 8 who obtained the permission up to G+2 Floors and constructed G+5 Floors in the premises of House bearing No.4-1-2/A/1/1, Opp. Eden Gardens, King Koti, Ram Koti, Hyderabad is illegal, arbitrary, unconstitutional and violation of Articles violation of Principles of Natural Justice and consequently direct the respondent Nos.2 to 6 to consider the representation of the petitioner dated 22.08.2025 and 04.08.2025 and to take necessary action against the illegal construction of respondent Nos.7 and 8 who are obtained construction permission for G+ 2 Upper Floors and constructed G + 5 Upper Floors in the House premises bearing No.4-1-2/A/1/1, Opp.Eden Gardens, King Koti, Ram Koti, Hyderabad...."2
3. The petitioner claims to be the owner and possessor of Flat No.201 in premises bearing Municipal No.4-1-2/A/1/1, situated at King Koti, Hyderabad, having purchased the same under a registered Sale Deed dated 14.02.2020.
Respondent No.7, being the landowner, entered into a Development Agreement with respondent No.8, pursuant to which permission was obtained for construction of a building comprising Ground + 2 upper floors. The respondent Nos.7 and 8, in deviation to the sanctioned plan, raised construction up to Ground + 4 upper floors along with an additional penthouse on the 5th floor and sold portions thereof to third parties. The petitioner submits that he purchased the subject flat on the representation that the construction would be limited to Ground + 2 upper floors. It is further submitted that the unauthorized additional construction has resulted in inconvenience to the flat owners, including lack of adequate parking and incomplete works in the petitioner's flat. Aggrieved thereby, the petitioner made representations dated 04.08.2025 and 22.08.2025 to respondent authorities seeking action against the alleged illegal construction, but no steps have been taken. The petitioner has also instituted O.S. No.1333 of 2025 before the learned Principal Senior Civil Judge, Hyderabad, seeking mandatory injunction, which is pending.
4. The case of the petitioner is that the petitioner on 22.08.2025 and 04.08.2025 made a representations and requested the respondent Nos.2, 3 and 6 to take necessary action against the illegal and unauthorized construction made by the respondent Nos.7 and 8 on the subject property and the same is still 3 pending for consideration. Aggrieved by the pending consideration, the present writ petition is filed.
5. The learned standing counsel for GHMC appearing for respondent Nos.3 and 4 submits that if the petitioner's representations dated 22.08.2025 and 04.08.2025, are still pending for consideration, the respondent authorities would consider the same and take action in accordance with law.
6. In the case on hand, it is pertinent to refer to Section 7(6) of the Telangana State Building Permission Approval and Self Certification System (TS-BPASS) Act, 2020 (for short 'the TS-BPASS Act'), the same are extracted hereunder:-
"7. Approval of Building Permissions-
(6) Citizens shall be encouraged to bring to the notice of Municipality and District Collector cases where unauthorized construction or construction in violation of or in excess of permissions, in the manner prescribed.
The identity of such informers shall be kept confidential. All such cases shall be examined within a week from such information and appropriate action initiated. The information shall be incentivized in all such cases where the information, furnished by him is found to be correct."
7. For better appreciation, this Court deems it appropriate to refer some of the relevant Sections of Greater Hyderabad Municipal Corporation Act, 1955 (hereinafter referred to as 'the GHMC Act').
Section 428 of the GHMC Act, 1955
428. Notice to be given to commissioner of intention to erect a building: (1) Every person who intends to erect a building shall give to the commissioner notice of his said intention in a form, obtained for this purpose under 4 Section 435, specifying the position of the building intended to be erected, the description of building, the purpose for which it is intended, its dimensions and the name of the person whom he intends to employ to supervise its erection.
Section 433 of GHMC Act, 1955
433. Notice to be given to the Commissioner of intention to make additions, etc., :-
"Every person who shall intend.
(a) to make any addition to a building; or
(b) to make any alteration or repairs to a building; not being a frame-building, involving the removal or re-erection of any external or party-wall thereof or of any wall which supports the roof thereof, to an extent exceeding one-half of such wall above the plinth level, such half to be measured in superficial feet; or
(c) to make any alteration or repairs to a frame-
building, involving the removal or re-erection of more than one-half of the posts in any such wall thereof as aforesaid or involving the removal or re-erection of any such wall thereof as aforesaid to an extent exceeding one-
half of such wall above the plinth level, such half to be measured in superficial feet; or
(d) to make any alteration in a building involving:--
(i) the sub-division of any room in such building so as to convert the same into two or more separate rooms.
(ii) the conversion of any passage or space in such building into a room or rooms; or
(e) to remove or reconstruct any portion of a building abutting on a street which stands within the regular line of such street; shall give to the Commissioner in a form obtained for the purpose under section 435 notice of his intention, specifying the portion of the building in which such work is to be executed, the nature and extent of the intended work, the particular part or parts, if any, of such work which is or are intended to be used for human habitation and the name of the person whom he intends to employ to supervise its execution."
Section 451 of GHMC Act, 1955 5 "451. Inspection of buildfings in course of erection, alteration etc.:- The Commissioner may at any time during the erection or re-erection of a building or the execution of any such work as is described in Section 433 make an inspection thereof without giving previous notice of his intention so to do."
Section 452 of GHMC Act, 1955
452. Demolition or alteration of the building work unlawfully commenced, carried on or completed and appeal thereon:- (1) If the Commissioner is satisfied that the construction or re-construction of any building or execution of any work as described in Section 433 is commenced or carried out contrary to the provisions of the Act or building rules or bye-laws made thereunder, he shall make a provisional order requiring the person who is constructing or re-constructing such building or executing such work or has constructed or re-constructed such building or executed such work to demolish such unauthorized construction or re-construction or work within a period specified to bring such construction or re-construction of the building or work in conformity with the provisions of the Act or building rules or Bye-laws made thereunder and may also direct that until the said order is complied with, the concerned person shall refrain from proceeding with such construction or reconstruction of the building or work.
Section 456 of GHMC Act, 1955 "Dangerous Structures Removal of structures, trees etc., which are in ruins or likely to fall:- (1) If it shall at any time appear to the Commissioner that any structure (including under this expression any building, wall, parapet, pavement, floor, steps, railings, door or window frames or shutters or roof, or other structure and anything affixed to or projection from or resting on, any building, wall, parapet or other structure) is in ruinous condition or likely to fall, or is in any way dangerous to any person occupying, resorting to or passing by, such structure or any other structure or place in the neighbourhood thereof, the Commissioner may, by written notice, require the owner or occupier of such structure to do one or more of the following things, namely:--
(i) to pull down, 6
(ii) to secure,
(iii) to remove, or
(iv) to repair such structure or thing, and to prevent all cause of danger therefrom.
(2) The Commissioner may also, if he thinks fit, require the said owner or occupier by the said notice, either forthwith or before proceedings to pull down, secure, remove or repair the structure or things, to set up a proper and sufficient hoard or fence for the protection of passers-by and other persons, with a convenient platform and hand-rail, if there be room enough for the same the Commissioner shall think the same desirable, to serve as footway for passengers outside of such hoard or fence.
(3) If it appears to the Commissioner that the danger from a structure which is ruinous or about to fall is imminent, he may, before giving notice as aforesaid or before the period of notice expires, fence off, take down, secure or repair the said structure or take such steps or cause work to be executed as may be required to arrest the danger.
(4) Any expenses incurred by the Commissioner under sub-section (3) shall be paid by the owner or occupier of the structure.
(5) (a) Where the Commissioner is of opinion whether on receipt of an application or otherwise that the only or the most convenient means by which the owner or occupier of structure such as is referred to in sub-section (1) can pull down, secure, remove or repair such structure, is by entering any of the adjoining premises belonging to some other person the Commissioner after giving such person a reasonable opportunity of stating any objection may, if no such objection is raised or if any objection which is raised appears to him invalid or insufficient, by an order in writing, authorise the said owner or occupier to enter such adjoining premises.
(b) Every such order bearing the signature of the Commissioner shall be a sufficient authority to the person in whose favour it is made, or to any agent or person employed by him for this purpose, after giving to the owner of the premises reasonable written notice of his intention so to do, to enter upon the said premises with assistants and workmen, at any time between sunrise and sun set, and to execute the necessary work.7
(c) In executing, any work under this section as little damage as possible shall be done to the adjoining owner's property, and the owner or occupier of premises for the benefit of which the work is done, shall --
(i) cause the work to be executed with the least practicable delay;
(ii) pay compensation to any person who sustains damage by the execution of the said work.
Section 461-A of GHMC Act, 1955 "461-A. Powers to seal unauthorized construction/development of premises:-
(1) It shall be lawful for the Commissioner, at any time, before or after making an order for the removal or discontinuance of any unauthorized development or construction under section 461, to make an order directing the sealing of such development or property or taking the assistance of police, for the purpose of carrying out the provisions of the Act."
Section 636 of GHMC Act, 1955 "636. Work or thing done without written permission of the Commissioner to be deemed unauthorized:- (1) If any work or thing requiring the written permission of the Commissioner under any provision of this Act, or any rule, regulation or bye-law is done by any person without obtaining such written permission or, if such written permission is subsequently suspended or revoked for any reason by the Commissioner, such work or thing shall be deemed to be unauthorised and subject to any other provision of this Act the Commissioner may at any time, by written notice, require that the same shall be removed, pulled down or undone as the case may be, by the person so carrying out or doing if the person carrying out such work or doing such thing is not the owner at the time of such notice then the owner at the time of giving such notice shall be liable for carrying out the requisitions of the Commissioner.
(2) If within the period specified in such written notice the requisitions contained therein are not carried out by the person or owner, as the case may be, the Commissioner may remove or alter such work or undo such thing and the expenses thereof shall be paid by such person or owner as the case may be."
88. On perusal of the above provisions, it is clear that the respondent authorities are vested with statutory powers to inspect any property and after putting on notice and after giving fair opportunity of hearing to the concerned parties, may take appropriate action against the unauthorized constructions on such properties, in accordance with law.
9. The Hon'ble Supreme Court in Shanti Sports Club and Ors. Vs. Union of India (UOI) and Ors1, held that violators of the Town Planning Scheme cannot be granted any relief. The relevant observations are as under:
"52. Before concluding, we consider it necessary to enter a caveat. In all developed countries, great emphasis has been laid on the planned development of cities and urban areas. The object of planned development has been achieved by rigorous enforcement of master plans prepared after careful study of complex issues, scientific research and rationalisation of laws. The people of those countries have greatly contributed to the concept of planned development of cities by strictly adhering to the planning laws, the master plan etc. They respect the laws enacted by the legislature for regulating planned development of the cities and seldom there is a complaint of violation of master plan etc. in the construction of buildings, residential, institutional or commercial.
In contrast, scenario in the developing countries like ours is substantially different. Though, the competent legislatures have, from time to time, enacted laws for ensuring planned development of the cities and urban areas, enforcement thereof has been extremely poor and the people have violated the master plans, zoning plans and building regulations and bye-laws with impunity. In last four decades, almost all cities, big or small, have seen unplanned growth. In the 21st century, the menace of illegal and unauthorized constructions and encroachments has acquired monstrous proportions and everyone has been paying heavy price for the same. Economically affluent people and those having support of the political and executive apparatus of the State have constructed buildings, commercial complexes, multiplexes, malls etc. in blatant violation of the 1 ((2009) 15 SCC 705) 9 municipal and town planning laws, master plans, zonal development plans and even the sanctioned building plans. In most of the cases of illegal or unauthorized constructions, the officers of the municipal and other regulatory bodies turn blind eye either due to the influence of higher functionaries of the State or other extraneous reasons. Those who construct buildings in violation of the relevant statutory provisions, master plan etc. and those who directly or indirectly abet such violations are totally unmindful of the grave consequences of their actions and/or omissions on the present as well as future generations of the country which will be forced to live in unplanned cities and urban areas. The people belonging to this class do not realize that the constructions made in violation of the relevant laws, master plan or zonal development plan or sanctioned building plan or the building is used for a purpose other than the one specified in the relevant statute or the master plan etc., such constructions put unbearable burden on the public facilities/amenities like water, electricity, sewerage etc. apart from creating chaos on the roads. The pollution caused due to traffic congestion affects the health of the road users. The pedestrians and people belonging to weaker sections of the society, who cannot afford the luxury of air- conditioned cars, are the worst victims of pollution. They suffer from skin diseases of different types, asthma, allergies and even more dreaded diseases like cancer. It can only be a matter of imagination how much the government has to spend on the treatment of such persons and also for controlling pollution and adverse impact on the environment due to traffic congestion on the roads and chaotic conditions created due to illegal and unauthorized constructions. This Court has, from time to time, taken cognizance of buildings constructed in violation of municipal and other laws and emphasized that no compromise should be made with the town planning scheme and no relief should be given to the violator of the town planning scheme etc. on the ground that he has spent substantial amount on construction of the buildings etc. - K. Ramdas Shenoy v. Chief Officers, Town Municipal Council, Udipi 1974 (2) SCC 506, Dr. G.N. Khajuria v. Delhi Development Authority 1995 (5) SCC 762, M.I. Builders Pvt. Ltd. v. Radhey Shyam Sahu 1999 (6) SCC 464, Friends Colony Development Committee v. State of Orissa 2004 (8) SCC 733, M.C. Mehta v.
Union of India 2006 (3) SCC 399 and S.N. Chandrasekhar v. State of Karnataka 2006 (3) SCC 208.10
53. Unfortunately, despite repeated judgments by the this Court and High Courts, the builders and other affluent people engaged in the construction activities, who have, over the years shown scant respect for regulatory mechanism envisaged in the municipal and other similar laws, as also the master plans, zonal development plans, sanctioned plans etc., have received encouragement and support from the State apparatus. As and when the courts have passed orders or the officers of local and other bodies have taken action for ensuring rigorous compliance of laws relating to planned development of the cities and urban areas and issued directions for demolition of the illegal/unauthorized constructions, those in power have come forward to protect the wrong doers either by issuing administrative orders or enacting laws for regularization of illegal and unauthorized constructions in the name of compassion and hardship. Such actions have done irreparable harm to the concept of planned development of the cities and urban areas. It is high time that the executive and political apparatus of the State take serious view of the menace of illegal and unauthorized constructions and stop their support to the lobbies of affluent class of builders and others, else even the rural areas of the country will soon witness similar chaotic conditions. " (Emphasis supplied).
22. Further, the Hon'ble Supreme Court in Esha Ekta Apartments Co-operative Housing Society Ltd. and Ors. Vs. Municipal Corporation of Mumbai and Ors (2013) 5 SCC 357, held that Constitutional Courts ought not to exercise their equitable jurisdiction to regularize illegal and unauthorized constructions. The relevant observations are as under:
"45. In view of the above discussion, we hold that the Petitioners in the transferred case have failed to make out a case for directing the Respondents to regularize the construction made in violation of the sanctioned plan. Rather, the ratio of the above- noted judgments and, in particular, Royal Paradise Hotel (P) Ltd. v. State of Haryana and Ors. (supra) is clearly attracted in the present case. We would like to reiterate that no authority administering municipal laws and other similar laws can encourage violation of the sanctioned plan. The Courts are also expected to refrain from exercising equitable jurisdiction for regularization of illegal and unauthorized constructions else it would encourage violators of the planning laws and destroy the very idea and concept of planned development of urban as well as rural areas."
(emphasis supplied)"
11Echoing the above said principle the Supreme Court in Sanjay Adlakha Vs. State of Haryana and Ors, rejected the request for regularization of unauthorized construction made to a residential building.
10. Further, the Hon'ble Supreme Court in Kaniz Ahmed v. Sabuddin and Ors. in Special Leave to Appeal (C) Nos.12199-12200/2025 while dismissing the Special Leave to Appeal observed as under:
"5. In one of our recent pronouncements, in the case of Rajendra Kumar Barjatya and Another v. U.P. Avas Evam Vikas Parishad and Others reported in 2024 INSC 990, we have made ourselves very explicitly clear that each and every construction must be made scrupulously following and strictly adhering to the rules and regulations. In the event of any violation, being brought to the notice of the courts, the same should be dealt with iron hands and any leniency or mercy shown to the person guilty of unauthorised construction would amount to showing misplaced sympathy. In our decision referred to above, we have issued the following directions:
"(i) While issuing the building planning permission, an undertaking be obtained from the builder/applicant, as the case may be, to the effect that possession of the building will be entrusted and/or handed over to the owners/beneficiaries only after obtaining completion/occupation certificate from the authorities concerned.
(ii) The builder/developer/owner shall cause to be displayed at the construction site, a copy of the approved plan during the entire period of construction and the authorities concerned shall inspect the premises periodically and maintain a record of such inspection in their official records.
(iii) Upon conducting personal inspection and being satisfied that the building is constructed in accordance with the building planning permission given and there is no deviation in such construction in any manner, the completion/occupation certificate in respect of residential / commercial building, be issued by the authority concerned to the parties concerned, without causing undue delay. If any deviation is noticed, action must be taken in accordance with the Act and the process of issuance of completion/occupation certificate should be deferred, unless and until the deviations pointed out are completely rectified.
iv) All the necessary service connections, such as, Electricity, water supply, sewerage connection, etc., shall be given by the service provider / Board to the buildings only after the production of the completion/occupation certificate.12
(v) Even after issuance of completion certificate, deviation / violation if any contrary to the planning permission brought to the notice of the authority immediate steps be taken by the said authority concerned, in accordance with law, against the builder / owner / occupant; and the official, who is responsible for issuance of wrongful completion /occupation certificate shall be proceeded departmentally forthwith.
(vi) No permission /licence to conduct any business/trade must be given by any authorities including local bodies of States/Union Territories in any unauthorized building irrespective of it being residential or commercial building.
(vii) The development must be in conformity with the zonal plan and usage. Any modification to such zonal plan and usage must be taken by strictly following the rules in place and in consideration of the larger public interest and the impact on the environment.
(viii) Whenever any request is made by the respective authority under the planning department/local body for co-
operation from another department to take action against any unauthorized construction, the latter shall render immediate assistance and co-operation and any delay or dereliction would be viewed seriously. The States/UT must also take disciplinary action against the erring officials once it is brought to their knowledge.
(ix) In the event of any application / appeal / revision being filed by the owner or builder against the non- issuance of completion certificate or for regularisation of unauthorised construction or rectification of deviation etc., the same shall be disposed of by the authority concerned, including the pending appeals / revisions, as expeditiously as possible, in any event not later than 90 days as statutorily provided.
(x) If the authorities strictly adhere to the earlier directions issued by this court and those being passed today, they would have deterrent effect and the quantum of litigation before the Tribunal / Courts relating to house / building constructions would come down drastically. Hence, necessary instructions should be issued by all the State/UT Governments in the form of Circular to all concerned with a warning that all directions must be scrupulously followed and failure to do so will be viewed seriously, with departmental action being initiated against the erring officials as per law.
(xi) Banks / financial institutions shall sanction loan against any building as a security only after verifying the completion/occupation certificate issued to a building on production of the same by the parties concerned.
13(xii) The violation of any of the directions would lead to initiation of contempt proceedings in addition to the prosecution under the respective laws."
6. The learned counsel appearing for the petitioner would submit that her client be given one chance to pray for regularisation of the unauthorised construction. We do not find any merit in such submission. A person who has no regards for the law cannot be permitted to pray for regularisation after putting up unauthorised construction of two floors. This has something to do with the rule of law. Unauthorised construction has to be demolished. There is no way out. Judicial discretion would be guided by expediency. Courts are not free from statutory fetters. Justice is to be rendered in accordance with law. We are at pains to observe that the aforesaid aspect has not been kept in mind by many State Governments while enacting Regularisation of Unauthorized Development Act based on payment of impact fees.
7. Thus, the Courts must adopt a strict approach while dealing with cases of illegal construction and should not readily engage themselves in judicial regularisation of buildings erected without requisite permissions of the competent authority. The need for maintaining such a firm stance emanates not only from inviolable duty cast upon the Courts to uphold the rule of law, rather such judicial restraint gains more force in order to facilitate the well-being of all concerned. The law ought not to come to rescue of those who flout its rigours as allowing the same might result in flourishing the culture of impunity. Put otherwise, if the law were to protect the ones who endeavour to disregard it, the same would lead to undermine the deterrent effect of laws, which is the cornerstone of a just and orderly society.[See: Ashok Malhotra v. Municipal Corporation of Delhi, W.P. (c) No. 10233 of 2024 (Delhi High Court)]"
11. It is also relevant to refer to the orders passed by the Hon'ble Supreme Court in Writ Petition (Civil) No.295 of 2022 (2024 INSC 866) (Bulldozer's Case), wherein the Hon'ble Supreme Court gave certain directions and guidelines to the Government the manner of proceeding with the demolition of unauthorized construction.
12. Since the provisions of the GHMC Act, 1955 mandate issuance of notice to the person concerned and the GHMC authorities are empowered to examine and decide the issue with respect to unauthorized constructions, by issuing notice to 14 the concerned parties, the respondent authorities are directed to issue notice to the concerned parties. As such, in the present case, issuance of notice to the respondent No.7 and 8 are dispensed with.
13. Having considered the above facts and circumstance, recording the submission made by the learned counsel appearing on either side, without expressing any opinion on the merits of the case and after considering judicial precedents referred to hereinabove, this Court deems it appropriate to dispose of the writ petition directing the respondent authorities to consider the petitioner's representations dated 22.08.2025 and 04.08.2025 and after giving fair opportunity of hearing to petitioner and respondent Nos.7 and 8, shall pass appropriate orders strictly in accordance with law, as expeditiously as possible, preferably, within a period of four (04) weeks, from the date of receipt of a copy of this order and communicate the same to the petitioner. It is made clear that if the allegation made by the petitioner is found to be true, the respondent authorities shall take appropriate action strictly in accordance with law.
14. It is clarified that in the event respondent Nos.7 and 8 are otherwise aggrieved, may avail the remedy of filing application for modification of this order, in accordance with law.
15. With the above directions, this writ petition is disposed of. Miscellaneous applications, if any pending, shall stand closed. No order as to costs.
_________________________ N. V. SHRAVAN KUMAR, J Dated: 28.04.2026 fm