Andhra Pradesh High Court - Amravati
Meher vs " Byeee on 24 March, 2026
Author: B Krishna Mohan
Bench: B Krishna Mohan
IN THE HIGH COURT OF ANDHRA PRADESH AT AMARAVAT
(SPECIAL ORIGINAL JURISDICTION)
TUESDAY, THE TWENTY FOURTH DAY OF MARC
TWO THOUSAND AND) TWENTY SIX
> RPRESENT:
HONOURABLE SRI JUSTICE B KRISHNA MOHAN
WP/SO7/2038, WP/GS09/2025, WP/B256/2025, WPYS309/2025,
WP/8332/2025, WP/SS36/2028, WR/S337/2028, WPI8338/2028,
WP/8351/2025, WP/S385/2025, WP/8402/2028, WRIS406/2025,
WP/OTOG/2028. WP/O104/2035, WP/O105/2025, WP/O10B/2025,
WP/OT 10/2028, WPS 1/m02s: WP/O1 42/2025, WPISTIS 2025,
WPYST14/2025, WPYSSS1/2025, WPIS6S1/2085, WPMdieaeors,
WP/TS026/2024, WPiisgszi2de4, WRMToOg2024, wWPHTooS2Oa4,
WPMTOTU2024, WPMyo2a/2024, WPII7194/2025, WPaT44/2024,
WP S748/2024, WPMST4e/20ed WPMOTS1/2024, WPI9Tsaeord,
WPMOTSS/2024, WPNOTSS/2024° WPRNSTS82024, wWPMOoTsT2a24,
WPMOT7OBI2024, WPI9801/2024, WPNSE8Taco24, wWPI987R/2024,
WRHSS8SU2024, WProessofeded, WPMSOS9/2004, WPssso/ensd
WP NO: 8807 OF 2098- :
Meher:
Mis. Nayagrgeva Farms and Geveloners, A registered Partrershin firm under
the provisions of Indian Parinership Act, 1932, Having fs Office af Door.No.8-
20-20/1, FlatNo.502, 4° Floor, Sukshetra - East Point, East Point Colony,
Visakhapainam- 530017 Rep. by its Managing Partner, Gadde Brahmali,
Aged 48 years, Sia. SH Muneawara Rao.
Patitioner
. The State of Andhra Pradesh, Rep. by Hs Fancipal Secretary,
Deparimant of Revenue, Secretariat, Velagapucl, Amaravatl, Guntur
District
3
. The District Collentor of Visakhapatnam, Visakhapainam, ,
x
Sa
oe
Respandant
sin
3
3
POW
s
we
ee "4 Ay oe rapes, a " wh 9%, epee. 4 gore Ly 475 4 Top rin
ger ica ae " oso) ° 1653 ae gy a KE fe ty "3
oe poe ae tok om % we won ome eae Prev a cd
feve hove sae os 3 ae : a, aon, - 15 Pao Soe, F
mw & @ a © a me Es a foe Os
5 netgs, "es 3% vt shee § ta * 4, 'S 5 ot 'es i.
ae aot Fa wn wv ny ae aac ee oe. % an 4 t% ie Z rhe? ae a
rn sn 7 fee et ES yet rr Ons We ea
ae Pr 3 Acne ann) a 1 a nn sad + cu ee SOME it SE oe rr;
ead £3 weet agen, x. ce 3 aie ¢ ae peee eae i aioe feat a ree? tht
cae' A waves Port oon foee. ae eee ee Soeed tient vee eee Sheree heed wee ee howe rr
Th CE ee epee we he i id
C3 od a we "O5 rs bred rs tae? teed 'et i eee td ag r% z wo
63 33 loode thy ed ee £3 bee oy . o how 63 43 oe bese . aye Oi eee chee
a SAF 'pnd oA pooh Foie) ned eres, mean segee wr hewn nor. we
" foe ° ¢" 7 sy Ly ten pheos B hers eave canal ie whee,
gv oY ae So (97 G "eee ee £3 if sence ts eo 16 toes vere
mf ger ot hove ur aft ¢ ¢ v4, ; oe oy
wo a a 9+ Os A cc i no on
4 ? Need , ete 2 ot nny % Sino Le these " fen %
ns ah o an ne ogee SY 5 OS: / or ee ae woos 7
A FS ee Oe CS el - me, a Cy he Ss Be
a oe rs nnn <o a rs é c th FB ee ben
pee in, eee Nae ta ore beoe. sad toon" 53 eee' 4 At oe "oe God ras *gaee
tee? baad rh e £3 foe. we ea % whe oC 4, hw
np {eer 'anger 2 of bien ay ae Soot a3 "ho Some aay aneee. 4
od bene eb os os % hp ye ree % ees rm eee "ett 4 heed G
4 a ME 5 A we aft ga "ES . fC THe SES a
a it: ag ti Pal en Sas Be fee on bene an 4 coat re wee
ti tb wm 20 th 4 4 De ae a ; Sd . ai a is
wor ree. 4 f ats aden ng we ed , ine nt lag, 4 y A bor. "as ad 4 a
"tS th + ee aro bes is £Fb fd "ene ip ag bad bene ob ae
Soewe Meee fuk Ceeent a pad pod ' md " a. * Bde OE beau. ae £3. oe ge
o th a ow Fe OO & «eg wo ty Bt
; a a a ee a a oe oe £4 ee nee ing f% we @
er an <n Op a ky p yp : a ER Ma "s Ss on
wobees mS chen 7% a7 ad ifr oe Gs ih agree ies oe re ht at's woes : : . ou wh oe
fheee ke (on Cid ee pes Sy et © A Sls toe Seve a 4 ¢ us
OO eee aA fee fg rn cc i Bae MESA ra : rs ge ee. "ae a ect ve
vena ae wy OA rs a eee, ee oy %646 sie heed tft Qk ay LP bree Sat ! : Lo tee
ae". 157 : Nat if e ares aad jee "EG pee aa Ln . oo £5 Coo he a f vw
i a eee) % * on 'yee a cae CE nae, oe wgeee oe. Ce. ee oo . * 5 ies
wee C3 ted hehe sn ea a % oo : a} dee. "wa oe a rs oe gett yen ot as
thi tf "% * Fes] a $4 af 4 ' " eet " $s "aren. vod a? ey "eS ee gene we we
weeds one, ta? 4 a wee b vehon Iebroe wy rs hedbw "hy boon, ros 4 os ° we Soee
vere we q : weees pines % 7 re, re. 4 tee 6, bee. g
[*) ~ a "i Bs ES oa pe & re oS ee orn hh 5 a a bes a
BG gM. Be ce Feed os Bo pee
a : ne a an ae wm & @ fy @& oe 4 4
Oh yee tgp pe gh BR bent Tp sat, tee rr a YY
3 ta , weet wy mw be % reree on. hook £F3 raed bese se if im
ty whee ge BAB fy : be ig 4 ° * A ted Me is
$ we oe Pa 2% ~ faa. "se nai ey see . 'oem oe, 5 ;
oe eae o ' eed 43] feng on we "sre rong a . het pn - one as whee eo
re % <p tb te wm an wa iy ELE op nr mn ns | ar are ase
8 OS ccs ay ey OF gn ep aie mAs CS eed ta et Sapee an) Bae
o £ & & Pa = oo @ BO 8 ge Bog GBS We Oo G
lore: A ~ " ct, %, 7 7. " a on an ce 3 penve ol
5 Oe Sm & Eo aw & te" fe 2 oe a ke & S& B oS 8 be o
ao 2 & oO & © BB gm rw 6 & Bm 6 3 & Bo xs et Oe SE
%¢ 4 tn ° 4 gn te i '",
wi a, 3, oS ee ee ee Keg, RO fc, OE
a OE Sc YO ORs - ce pte Ee pete BD in) @
a Kn * ePeeed * Ps on eee
wpe . Yone at 'wes net a oe %, et: on * 4, we ' wae
rapes, wa , Cr, neath Oe) ty <3 A Pre TS Snot here rors, tune coor Seed tae [a
eo a] 3 % ? + whe Pa . we of mn aod ve hehe . wn ie! ox ~" 'A
eo © & Bm 8 6 Be Bw O Bw me Eo a 3 &
Fea cc = 5 So © 9 a we Pat a 3
vd ; ee oe tte Ne nape ret tine > 4 iG en RG . i, 8
As the Seve ft * we 7) ps - i) ene <4 ve . here a " wed ng ee 3
wher, 4 on wees ; cat o senor.
Ch $a 8 EE em Bee ws. 2 ER owe OP CB 7:
toy
hod
oocunation of the Petidaner and the construction activily being underiaken by
the Petitioner in schedule properly adrneasuring an extent of Ac. 12.51 cenis
im SyNo8es of Encdada Vilage, Visakhapainam Rural Mandal,
Visakhapainam District, Pending disposal af WE No.8807 of 2085, on the fe
af the High Court
The Petifion coming on for hearing, upon perusing the Petition and the
TSO3.2085, 20.12 2085, 01 2008 af O23 S028, O3.03.2088 & 12.03.2025
made herein and upon hearing the arg yuimenis of Sri Alay Kurnar Rananarthi,
Advocate for the Petitioner, and of GP for Revenue for the Respondents:
WP No.6508 of 2025 es
Setween:
Ainampudi Nageswara Rao, S/o'-Ayyanna, Aged about 68 yeara Ryo
pat
HN. 71409, Koyayaringlem, Enariadaia, Guntur S22019
Petitioner
1. The State of Andhra Pr adash Rep. by ts PriSecy, Department of
Revenue, Secretariat, Velaga p di, Amaravali, Guntur District.
The District Collector of Visakhapatnam, Visakhapainam.
ih
tas
The Tahsileiar, Visakhapat inany Rural, Visakhagain
4. Mis. Hayagresva Farms | "and eveiopers, Door. No.8-20-21,
Fiat No 508, 4° Floar, Sukshetra - East Point, East Point Colony,
Visakhapatnan 530017. Rep by is Managing Partner
es Respondents
Pettion under Article 228 of the Constitution of India praying thal in the
arcumstances stated in the eHida vit led therewith, the High Courf may oe
5.
plsase ISSUE AN anoropriate Wt or order or direction more parficularly m7
the nature of Writ of Mandamus dediating the action of the Resnondernts more
part icufarly the action of 2° Respondent h herein i issuing oroceedings vide
coerved upon the Fettioner on
14 O2.2025}) by which the Respondents are seeking fo resume the land
we | tS m3 es ere these sooth
nett < 0% an a oh "43 apeh
4 tam pe 4 A an oe,
"ys ms D he " vod 7 Oe a3 hk it we
a wet tent a oe $ rae ta ih o, Cad a bee. oy eit Ba
lA an = " oo nn aS : we Oe mH a er
7 nS bone 6 oe rato at a wa ae f 553
rf im u x ger a) beer, we fn, $ ae * a8
a mere we ny ct me i 'o i$ tilt , oe .
ft, "EES ae oo toon Soe, £67 od z tL * Wh, ted
i re Ss 6 Bos we ie i ans a 13
row, % wed Patod Seco ad gr an % : © feve rs "oe
", 'aad 5 oo fs
a a re 8 - 2 Ph oe - 2
nc " 4% o % : + $ feo os
Fy nS ne? " a 0 net chee A Faas: pr es whet em (3
es wr oye " ge os aoe te an: sete, ae bag 3 rai oo £4
eA f she 44 heen, rea) non, cet pot aa aan aae. oy? * Sa
on seat rae its por iv, 4 073 oe ee Dod rs omy . . & Seve
wa ee x 5 oe Fad ben a en anid ", 1 £3 ass: ben
eS FO ge Fe nS 8 eons 5 " oA oe > bet A ae irs be
fh Fe fe mesee . od Noon a re mee oO ree ren Pn fea en oo
eevee ge re " me os aL ; ; : Po 'oohoe e
eo. eS ny oo i Bm Oke wy "
ee @ A yg 2 td re Me wm be neo tes
ws oloce. ye 4 wed ° . ite ed , "eet oo, Lhe "4 "oy
ign tha elp tA fe En Ch. "oo bn. ee Se Me ash
nts, 4 . depo fi, ON oot seme oe , f - ' ee
OS ing ogres Ne 4 £05 ne on pres ig aS ise 4 er:
* weees ais i. 4% iy roo i od as ' Sipe oe . " " sana
en 8 os oh or Yet Te iL ye ae «Ls aha 2 "pe
wa ce? : eye } ws, * 4 pet Md aa) ar ee, Bo, "4
ae nts oi " 3 we ey "he be
ine Be" Bp ce "4 ye Fea hod fy
ee we ny vost oa aie. eet 5 i. SA sian
ih i a ne rom wy HE % od
we ey ~~ me & i? aaa a ike we
wae ears "St or Seat "see At i aaa Ond i seo
; . Te nd tok a es ran ee 'ion ony pe 3
a mw a a sad Fd oe os os rer, LEE vn
he te ~~ um wo a & B ae ; a
6 g A 53 6 & B te & B Ch oe ae) oa
bo eh Bw Pa it . G 2 ten 'ie
e © & me IB ees So ae oy ce fom =e =
Ge i om we © 4 ~~ Be e a ne ©
me Ss & Bo BE ; aay re te a eh ie BE mig @ og 2 " 2
Moet oo hone ee '2 ne ' rey 3 6 v1 4 ree ie Fe
ee . fe o 2
cy "8 2 & & Fy, He
ve . 4 ay pec
3
oe.
The District Collector of Visakhapatnam, Visakhapainam
The Tahstidar, Visakhapatnam Rural, Visakhapatnam
& Wis. Hayagreava Farms _ and Gevelaners, DoorNo.G-20-20/1,
FiatNa. soe, 4° Floor, Suks she tre ~ East Point, East Point Colony,
Visakhapatnam. S3001y. Rey |
aye of
z
Rs
Greater Vis shakhapatnan Junicipal Corporation, Vishakhagsinan,
8.
or
Rep by is Commissioner.
. Respondents
Petition under Article 226 of the Constitution of India is filed praying thal
in ihe circumstances sheted in the affid avil fled therewith, the High Court may
on
be pleased io issue an appropriate Wri or order or direction more particularly
im the mature of Writ of Mandamus 'declaring the action of the Respondents
more particularly the action of 2 gn Respondent herein In issuing proceedings
vide Re No.d037/Stos/E2 Dr 40: 63.202 2S (Served upon the Pelifioner on
oh
44.08. 2025 by which the Respondents are seeking fo resume the land
admeasuring an extent of Ac. 12.8 4 Gents in Sy.No.92/8 of Yendada Vil
\Vishakhapainam Rural Mandal, Vishakhapatna m District, more particularly the
land in Plot No.4 admeasuring 585 Sq.yds as bel ing Hlegal, arbitrary, unjust,
without jurisdintion, viclafive of Pri rieip las of Natural Justice, violative of the
provisions of the Transfer of Property Act 1884, ee ia the Orcier
DLO. 12.2017 of this Honble Court in i W.P Now.38413 of 2014 26853 of 2018,
and viedative of Articles t4, 24 "and S004 of the Canstitutian of India and
Consequently, set asia the 'proceedings vide oroceedings vide
Ro No 3037/2006/E2, DL16.03 20285
IANO: 1 OF 2025: :
Fefiion under Section "TS1. CPO is fled praying that in the
Jesued by the Respondent Nog
clrourmsiances stated in the atigavit { Hled in suopart of the wnt petition, the
High Court ray be pleased to guepend the operation of proceedings vide
Re.No.3037/2008/E2, dt:10.03.2025 issued by 2 Respondent, moré
marticularly to an extent of the land in Plot No.4 admeasuring 585 Sq.yds,
"~
pend ing disposal of WP No 8288 of 2085, or the Nie af the High Court.
ww
nes
ay
Pg
ageee
ws 4
z
HN
~
x
x
mM and upor
"
3
"5
309 OF
.
°
WRIT PETITEON NO
Rahwean
BS
a
Kaliun indiramma, S
H
$
2
¥
ia pac
. Petiienar
Mupoala, Nagulunna
:
"
x
oe
rye
aS
~
' "agree
Ya
4
at
f
'
yapainam
Visaki
i a aa
Sate
8
oo Maspondants
.€ 3
2 OMe
=
ry
roe
z
fd
as
wan,
VEO
i,
hanatnan
a
Vish
Jand in Plot No.34 admeasuring | (86) 7 So.yds as being Heal, arbitrary, uy njust,
wilhout jurisdiction, violative of Pr ciple as of Natural Justice, violative of tha
provisions of the Vransfer oF Pope ACLT881, Contrary fo the Ore
DL{S 12.2017 of this Honble Courtdn AWLP Nos S64 73 af 2074 AND 20053 of
e018, and violative of Articles 14, 3 et and S004 af the Gansttution of India and
Consequently, set aside the. _proceedings vide praceedings vide
Ro No. S0o7/2008VE2, DL 10.03. 2025 8ESL jed by the Respondent No.2:
IA NO: 1 OF 2025: |
Pattion under Section PS3° 0 is fied praying fhat ino the
circumelances slated In the affida vit fled in support of the wrt peliion, the
High Court may be pleased to glispend the operation of proceedings vide
Re No S0S7/2008/E2, DL10.00.2085 issued by 2" Respondent, more
parlicularly fo an extent of the lafid-in Plot No.34 admeasuring 1467 Sq yds,
pending disposal of WP No. 8309 of 202 25, on the Ale of the High Court.
The petition coming an for Keating , upon perusing the Petition and the
afidavil fled in support thereof and 'the order of the High Court order dates
O8. 04 2025, 20.72.2025, 27.04 1.2026, 17 GS. 2028, 09.03.2028 & 12.03.2028
made ferein and upon hearing the: arqumenis of Sn Ralepu Yashwa nh
Aevocats for the Petitioner and GP for Revenue for the Respondent Nas. 1 to
Sand Si AS.C.Sose, Standing Couitsel for the Respondent No.5;
WRIT PETITION NO: 8332 OF 2025 "
Setween: ee
Ko prada Rukcmini Dewi, Wiio Late Kora ada Sankara Rao, Aged about 85 years,
Rio MH No.6-64/1, Rajaveedh, Vv emulavalasa, Anandapuram Mandal,
Visakhapainam. eee
| .Patitioner
AND |
1. The State of Andhra Pradesh, Rep. by Hs PriSecy, Denariment of
Revenue, Secretarial, Vek agapud, Amaravat, Guntur (istrict
3. The Tahsidar, _ Vieatiapatiae Rural, Visashapainam
fife: ca 7" a " 5 o4 Mend yore £4" fis 4 pat, sapes,
Wot saree on er je See % ine 4 os "the
ing rota a "9 ra oye " wegen "8d
- i) 01 ia veeah tho on Oe se)
"7 6, r% w% a 2 ae te
OEE oe as Be bed GB @ we ie
for a ° we ae a ees See eeeet
% peee 4 FE Spee ? Come £% neat
be pee tea, we Seibel w% " ot oF fodlee. i
3 % ver roreee ee 3 rr e ee ed
ty 6% See 4 when fy voces £ "4 seen . 497 £ a
Cy PM ke : ry te Eg me Fen
idd We "3 rn ns OES oe Ee
: weed wk, we bo trae. eee ene
vege vee oh shot Con we wy ond . g .
i be 5 m Me me gs Gy
2 EP ak bas % ta be as fh ee
me eee hee oe ; a on get
s5) i * " nee ageee 1 "yen ry Ke a o hee
po SA Ooh a ee a % &
; EE gy food ws we wee "4 A
* heee Bone fh oe) Sore
poe. bere 'na a 'fees onenee wer &
sone eed 5 rags LEN. bee so ca
SG a oe ii, ge Stree vg ES
a 45 "h oS th wm pS ans ie ES
P a bes he peer , oo ve pee yA wes 3
B ey Eo ww a: a ans @ & oO
SG 43 ra) ; % koh age Oe re faa {fs po
See S SS ge 3 4 om @ & & Pos fe
go Fad "gs & 6% 4 MN oO © © . ora;
*, Soe. a g % ope. % ra eee capes "oe 'eas
we Ry ved w me B® Be ee mi YS ne 7
i at 6% PA oe oe Oc Co Gy bee aS Seco 6 CR et ne:
Yn Lg batt a , we eee foow od t ats tid us a Sa ee , con A
we, eS tes "ym, Pin geek BR 5 nr ome 5 gh me, i. nn es hs
oo os + oe : g ; a Pore ad 45] wed ; 7
6 ad wh es pea sce ne a ce lee eed fee eS re é oe an in wm OM
wpe AES et a lo a ae?) et a ws we SG ns es me A Ee
saben . ~ nts. Se te #5 ae Rg Fe hae aig ne ed yee
o em Se 2 £ 2g = oo Bog, > & 3) oS @ to NN © &
a oh mo i a a oe, ran" 1 © 4, a ed
" sy ac 9 os m5 oY fh any ry oes eee ye eel uy shy
ee te a DG Be em 8 Ss ge Ee % & i Sn ae ee om 3 SF EO ©
Peg 4 % 757 a 5 €, ay: 6 or tn, ¢ wen * ' 3% ; ye Ssaxt ° or
"ee e a oF B Se Bu mH me Be me me om BP eG eR mm Fe
7 : wee oA Yue aS neues tif poe nego, Way
os as cr | rc re ee a ee an 3 on a a nee tee
ye gee on onal 4 no % ' we ta Sete z aes " ans ae hee
&& EE Ewes 8 oe £ Ae Se 430 EL AE ab Bi
06.04.2026, 20.12 2025, 37.01. 2028, 17.02.8028, 03.03.2026 & 12.05.2028
made herein and upon hearing the a arguments af Sn Kaleou Yashwanth,
Advocate for the Petitioner and oP for Revenue for the Respo andent Nos.? te
3 and Si AS.C Bose, Standing Course! for the Respondent No
WRIT PETITION NO: 8336 OF 2025
Behween:
Edupuganti N Jaga Dhanamiaya Rao, 'S fo E.Gopalam, Aged about $0 years,
Rio Flat No.202, Lalitha Manor, Near Tycoon Hotel, Salat Nagar,
Visakhapatnam.
. Fethioner
AND
t. The State of Andhra Pradesh, 'Rep. by Hs PriSecy, Gesariment of
Revenues, Secretarial, Velagapt io}, Amaravati, Guntur District,
The District Collector, of V Agsakhapatnal m, Visakhapainam.
tnd
The Tahsidar, Visakhapatnam Rural Visakhapatnam
Ws. Nayagreava Farms " arm? Developers, OQoorNo.6-d0-20/4,
FlalNo.$02, 4° Floor, Sukshetra - East Point, East Point Colony,
Visakhapatnam 830017. Res 'py: iis Managing Parine
The Greate ; Vishakhapatnam: Municl ipal Corporation, Vishakhanainant,
Rep by its Commissioner.
. Respondents
Petition under Arilcle 228 o of thé Constitution of India is fled praying that
in the circumstances stated in thé avit fled the erewith, the High Court may
be pleased fo issue an appropri ate earn or arder or direction more particu darly
in the nature of Writ of Mandariis' 'declaring the action of the Respondents
more particularly the action of 2°" Respondent herain in issuing proosedings
vide Re No QOS 7/200BfE2 DL 10.83 32025 by which the Resoandents are
seeking fo resume the land adiéasuri img an extent of Ac. 12.51 Canis in
Sy.No 82S of Yendada Vilage, Vishakhapainam Rural Mandal,
Vishakhapatinar Onstrict, more partic ularly the land in Pilot No.t admiea suring
530 Sayds as being iNeqal arbitrary, unjus sf, without jurisdiction, violative of
ee! rs ler are bf tae as ta7 thd tat £4 ten tipee
or nee pees "poe Saeed "ite, £5 A
"eee ue een Leet fy Pes gece we
3 a "yn, ey aan tees wh wad Saag te
ee Aggy te rn oa Se y wie esd
beer vasar. ue Se m aad r ree, 4
Z - 4 us ee ed ra ee es
3% a 3B eG re ate? Ber * 558 i" & en
tuo SS noon wm OG TO she fi, foe
n neger fees hy , re a3 vy A con : the tod
rs) oboe ae a oe; neoen ? x 4s re <9) ¢
ra i aes pes 4 0% Se 8K / a3
ieee, Bb eee te a) C3. hese fa OE
" erate we 4 . ty heed
on & on " ria we ss ws a
See. ieee we Lud oe % fy og -
mw @ £2 GB te ES "¢ @ ts
re . @ we, wh eo tr aye wb
i Frew maa at td bade "en, é choos
winoe fi5 rs, yer Iewe 'ven
BO & Bo ts $s 2
Re td ge we. " is; Ge
t ie , we "4 £m Re tym GR
can ae) 2 ' ¢ be an ar om eS
cael Fg 43 '. * seen Se vr
rad tyres Pans Boden, bo S, 2, -
oe FF £5 fore ar? ke
phase Sud ced a "ye va oaras 'pire ws
tek on oe hs a : 2 ey SA ey ed
aos 5 za 4 fee EG cs i. ae
"itn nr hens afte a aytn . 8% a 3 we
i! nc a we ID 4 oe ™
a det ay ~ te ko ; eo "s Aad 5
a on) a 1 a "hs Ch is a3 Be syn Sod
oe ite io a é we Ty owed gen am oo 4 ne
= TR fo wm, on a LE eS way me td
oe) ey Oh fe hee ; os th Ege fe Ge oe xk
" #3 e " Es a i? vet ap 5 ; a $53 43 nod
So Ye Fw 6 BP Ss OL gg CL SO e £ CG Nd
a a a <n a | a a ar en in EL iat UP ae
a. a ss a + ke 7 ge my Oe ay tnd
> ms oe 9 8 cy mS as gE
ety wg ed ; de C3 C3 th a
. oh 'tee ron oe og gud yer ' p 'ag? Fo ioc eo
me ED wy uw, bre sth wf ; ye ; iy ven tlhe cho at oe)
e8 . we con bbe 3 aS eee +9 tee thd oon re i. £fh yr ores
or ww (rn oe a *, shed Pre, CS ' bene ; «A oh fove rr,
as me 8S Uy ee Eo OB "us De i fy bed
. es fe ty oe By ee i Se col ae! a 2 ow
as oS et sapon ah ba 3S, a3 fave * o 3 Gp «pe ha Ea ge oe oe oe
ge ES in & 3 8 & sp nn an ee a
eB age Be co & er san + a ir i cd be a BD
oe rn ae a: 0% ode nn ha oa we eS my bon wits od er at
cf ae eed 0% wo LA een ' Le fs ow we ie heed oe Won ms i,
rn aa a; fe EF HD oy 8 ty % "BH em
& 2 6 & #2 a2 FS ee aS a a Sy Fe on Bl > 0.
4. M's. Hayagreeva Farms - and Developers, Door.No.6-20-20/1,
Fiate. Sos, 4° Floor, Sukshetra - East Point, East Point Colony,
Visakhapainam- Sd0017. Rep by its Managing Part riner
The Greater Vis hakhapatnan Manic pal Corporation Vishakhapainam,
Rep by is Commissioner.
. Respondents
Petition under Ariinfe 226 of He Constitution of india is Hed praying that
in the clrcumstances stated in the affidavit fed therewith, the High Court may
be pleased fo issue an appropriate Writ or order or direction more particularly
f
in the nature of Writ of Mandamus declaring the action of the Respandenis
Z,
mors particularly the sction of Respondent herein in issuing proceedings vide
Re No. SOS7/200B/E2, DEI0.03- 2025 (Served upon the Petiioner on
TT.03.2025) by which the Reso nAndents are seekir Iq io resume the land
admeasuring an axtent of Ao.12.51 Cents In Sy No. 82/3 of Yendada Vilage,
Vishakhapainam Rural Mandal, Vishakhapatnam District, more particularly the
land in Plot No.dy acimeasuring 867 Sa. yds as bsing Hlegal, artirary, unjust
without jurisdiction, violative of Pri incl ples of Natural Justice, violative of the
orovigioria of fhe Transfer of: Proge rly Actisst, Loan to the Order
DL 18.12.2017 of this Honble Court in WP Nos. 38473 of 2014 and 26653 of
2045, and violative of Articles 14°21 and 3004 of the Constitution of India and
Consequently, set aside the - 'praceadings vide oroceedings vide
Ro No SOS 7/2O0vE? | 0.08 2025 issued by the Respo ndent No.2:
IA NO: 1 OF 2028 eats
Petition under Section 151 CPC is fied praying that in the
clraumnstances stated in the affidavit filed in support of the writ petition, the
High Court may be pleased to suspend ihe operation cf arncsedings vide
Re No. QOS7/Z00S/ES, Dt 10 03. 2028 issued by 3° Respondent, more {6
arin if Plot No.4? admeasuring 687 Sq yds,
paniquiary to an extent o
pending disposal of WP.No.8337 of 2025 on the fle of the High Court,
"The peition corning an for hearing, upon perusing the Petition and the
KS
affidavit fled in support thereof and the order of the Hi igh Court order dated
Sih
aina
sf
g
*
*
ec
me,
4
P37
apainam
re sy
oF
&
ber)
3
3
~
€338 OF 2088
.
*
2. Visak!
Ps
Ee
af
te
Py
x
PR
any
Bey
x
°
AWS.
Vis
Seetharren
4.
@ and
Retwean
WRIT PETITION NO
ans
Advocate for the Petition
oh:
ae
w
is
See
x
. Respandse
euansianc
Patition
ee
. 3
fae oo
of Frinciples of Natural Justicg, viola sive of the provisions of the Transfer of
--
Froperty Act, 1881 Contrary to the On der DE {GS 2017 of this Hon'ble Court
in WP. Nos. 38413 of 2044 AND 2 x 5, and violative of Ariicies 14, 21
and SROA of the Constitution" of ndia and Consequently, set aside the
proceedings vide sroceedings vide Ro Ne cOSMZ00ER, DLIG.03. £025
isgued by the Respondent No.2: |
IA NO: 1 OF 2025: --
Pefttion under Section 184 CPO os fed praying that ino the
: 2
clrcumstances stated in the affidavit Hed in support of the writ petition, the
High Court mey be pleased to siepend ihe _Speration of proceedings vide
Ro No. QO37/2n0svE2, [110.05 S005" issue
varticularly to an extent af the land in i Plat No.38 admeasuring 841.14 Sa_yads,
atic
8
wh
&
bending disposal of WF.No., Ba38"0 oF £20 25, on the file of the High Court.
: The petition coming on for hearing, upon perusing the Petition and the
atidavil fled in Support thereat andthe order of the High Court order dated
made herein and upon hearing the arguments of Sn Kalenu Yashwanth,
Advocate for the Petitioner and GP for Revenue for the Respondent Nos.1 to
Sand Snr ASO Bose, Standing Counsel for the Respondent No.5;
WRIT PETITION NO: 8891 OF 2028
Between:
mm
Pachava Lakshmanmma, Vie L Late's ; SH Narasi mhulu, Aged about @1 years, Rio.
D.No.3-1-289, Nagendra Nagar" tly Gunta Road, Nawabpat, Nellor
824002
tet ew
sate ey E
. PStitioner
- AND
{. The State of Anchra Pradesh, Rep. by its PrSecy, Deoariment of
Revenues, Secretarial, Velagapudi, Amaravall, Guntur District.
2. The Cisfrict Collector, of Visakhapatnam, Visakhapatnam.
3. The Tahsildar, Visakhapatnani Rural, Visakhapatnam
<a
oe head wy & a "r% " 4 "
eee oo we ry FF ah hg Qe hed ent
te fo hee eee as \ ae if ved the y
% oe vot td is neers wey oe . oe "
np go £ ot a more. oaeee. boos os
ee, , we, wires Saeed - £ eee
Ke, 54 on v2 eed a KG ty reo neoen
0, we m & B@ mm ee 'y "eel
¢ a "4, ws on med bee ben, ws nay
AES. Es: net an Se: i "ES % eet font oe
en " rows wane " fe ae pone o
v we 4 oe oe
a on > a a a es
" wu a ane laee aed ae:
needs ase , " ond grr
ee poe ae oe trom Ch % 14
'hag here - wo ee. ae
tees os eet ee '7
* a ca) wt ifs ee " "pen,
ber res ee @ hed
oo 4 is ie ' ome oo a
bewe he oor hy m3 a ebere pence
Bae By eee pd "ae von
: ue 'oO fa bode gts bead
a £% os ee is el oa ry
" 'ene oa ae yo ee: wegen behee
. ae ES4 en toon, / 'aah £4
a on g er re Bs .
Hoe: bebene Cove 2 te Le, :
er ed 2 OY Ae i"
ae a / "1
Fan pow Bhp HEE sae i? we?
t% Lf bebee Be ee Kee
" fen ey 4
£43 bene ae ae tod eed
% a fd A "| OG eer
3 fe es ; oo 5, Oa
"t % rn ne , tee
LA aS 1% Sh ove my ee spor a 4 a: "me,
bee %, "a GG GH - pon gst te con ESS fone ae
BS nS <a ne we ag EM wy ye Ee
ms See som, Bw ome OG hi te it a
ay | 8 BS B&B te Eo mm & El 1 eal
z . : $4, lia ree Be no, ors es en sater,
Ls Bo fe te wm & = omy yO
, , and om, is rs i tt Ba oe aaa rs as
as 5 Ss I Ss © 9 ced eos es: : io
i tw Se em ar no) gr Ete ai ne SY,
fn SB G 2 2 @ & * BS Sh. ite an ae mm,
fn oe % ow © © #8 4 & 2 © & wo x3 en en
i bbow 3 £30 OH oe. " ie fs ; ~~ i 04 pen
ae 2. my Bx ad a be, OH
wa. ey, og e ns ae a om a rs} C$ pean
«g ae ne | Fg a a a By gp pr oe
5 a a oy & of oo wt See
aheet : hea 4 he See ee a "C3 . < ti eoee
ge. ge | co a ee £4 te fave ry ' nn ca ro
Be Se cee Be OD fe a , ? A ee eee
ea Sane 55 je £4 ne tf bese "poe. vad £6 a
Sint Le % : ogee fi a Mes
bon wreak fs TE if oe oA
O88. O4 2025, 20.72.2025 27.04 2028, 77 OS 20268, 03.03.2025 & T218.2026
a
my
made fergin and upon hearing - ihe arguments of Sd Ralepu Y ashwanth,
Advocate | for the Petitioner and OP. for Mesasenus for the Respon ident Nos.4 to
Sand Sr ASC Bose, Standing g Coun: sel for the Respondent Nos: |
WRIT PETITION NO: 8385 OF 2025 a
Between:
a
atiue) Narasimha Rao, S/o Late Se 'Keshnararthy, Aged about 64 years, Rie
a NO.28-14-10, Oop Melaaly Theatre > Suryabagh, Visakhapainam, Andhra
Pr a@desh-SS0080.
. _. Petitioner
SAND
1. Tre State of Andhra Prac dash, Rep. by Rs Pricecy, Depariment of
Mevenue, Secretariat, Ve slagapud, Amar wel Guntur District
2 ihe ONatrict Collector of Visal ihapatnam, sakhapainarr
3. The Tansiidar, Visakhapatnam Rural, Visakhapainam
4. Mis. Nayagreeva Farms "and Developers, Door No.G-20-s0/4,
Rat No.do2. 4th Floor, Slikshetra ~ hast Point, East Paint Colony,
Visakhapainam- S80017 Rep by iis Managing Pariner.
& The Greater Vishakhan ainam Municigal Cornoratian, Vishakhapainam,
Rep by Hs Commissioner
. Respondents
Reition under Aninie 226 oft the onstiiution of India is fled graying thal
in the circumstances stated in the aifidavit fled therewith, the High Court may
sine
be pleased fo issue an appropri iaté weit or order or direction more particular
in the nature of Writ of Mandamus dedlaring the action of the Respondents
more particularly the action of 2 Respondent herein in issuing oroceedings
vide Re No S087/200R/E2 | [N.-
14.03.2025} by which the Ressdndénis are seskin
8
9.2085 (Served upon the Petiianer an
fo resume tye land
Fe
admeasuring an extent of Ac. 12.51 Cents in Sy.No.98/9 of Yandada Vilage
Vishakhapainam Rural Mandal, \ VisHakhapainam Districl riore pariinuarly ine
iand in Plot No.8 admeasuring 467 Sq c.yds as being ilegal, arbitrary. unjust,
ps a, a agen se ot
thao a tae i bap on.
tee we rages, o $1 aed 4%
e, en aA "en By
a i ao ee om oo
a xe re Des od Soe
+ rane des ht a
aot fas th oe Fehr $3,
we el % goer beoe x i
ub is oe eed ra * Sadoe
ones eee ware £ ow 4 2
o we Oe Pans, m9
Ch @ & am &
ar. Coa €% 7 5 wn
- ee 4g ", fice Bon *
the ne , ao oo wr
<2 wy eA nm we " cheat £3
2 ee : ry x & t
& oh « Whew i ren - : a,
tne, nate .
4 ; at, Pied & on ZA
we a i a 2a oe oy shoes, 'i
oH A hee, a Smt titewe ; beds
te OB ry Be ot ber ? ;
Sree ih ot : on 4 wy
"ng 'wees ay io ord a4 shped
ot "tren ee NG "¢3 sake oF et
es ras Kg th A ' 'Ss ' -
£4 ener rad 3 a, =F
SF ' 'ft } eae eae' ra) 3
a4 am rng pee as "yet
a "y rece tts a4 bese oe
" : bee
og "¢% £ fed 4p ©
ws fh. seed ok ne an An a we
+ o% a3 3 ' ore A wenn
4 thon Seve aod
ta yen et op ie
woroe Ud Z eee % wd a4
con gee 6G ws Fede ya
feeb seat at "eed arg ;
end ° oh
ee
teres yer Shere "es L%, ;
zx A ngged Sore. ee
" Sf 1% sade a:
nn nC? oe ap ge, ; Ce
nO OU ar oa " oy =P
fxs " exeeen 3 as bebo, a . of hs LE
ed when , vgn, ween ise! ww Irae heed o at
"th "ee bet % ier ¢ 3 . oe a
ine Tr
fe of Articles
8
& "1 2 3 og 2 2 Bs
ed - Wn ne ae fg . fi fay wy B W530 AE Bas on G3 &
Ws ~ Ne ee Pre woes, 4, 'nen, 'Sewoe 3%, e al
@ R 6 es Of € er ep 2 FE Sn ee ®
cn er a a a ge BO ae
OB Fe A fk me a ee ee me fh Th few
ee er ised 'ct 8 a+ " te ¢ ps E we Fs r oy "9 ;
a -& & g & Mog 2 & z 3 foo
3 he Oe i Ed se
i a "th
fey af be ee eo
haat anne he, we
Setween:
se
pravisia
ae . £4 Th oi $ an agen
& Ca. 6 Le 3 TE hot. me) cs
pod
od
Mis. Hayagreeva Farr and Developers, Boar.No.6-20-20/1,
FlatNo.§02, 4° Floor,
Visakhanpainanr 530017. Re ep ay y iis Managing Parine:
on
comigs
&. The Greater Vi ishakhapatnar a Munici inal Corporation, Vishakhanatnam *
Rep by fis Commissioner.
» Respondents
Pafition under Arca 226 of the 2 Constit: tion of India is fded praying that
in the circumstances stated in the affidavit fled therewith, the High Court may
be pleased fo issue an appropriate Wirt or order of direction more particularly
in the nature of Writ of Mandamus. caciaring the action of the Respondents
more martinularly the action af 2° ' Rasnondent herein mM issuing proceedings
vide Re No.g037/2000/E2 . OL
seeking is resurie the land adimess:
3.2028 by WRicR the Respondents are
fing an extent of Ac.12.57 Cents in
Sy. Noge/S of Yendada Village, Vishakhapainam Rural Manelal,
Vishakhapainam O€Netrict, more particulary the land in Plot No. 18
admeasuring S44.44 Sq yds. as being Hegal, arbiirary, uniust, without
ANSGICNC, Vidiative of Pri nee SO of Natura' Justice, violative of the pravisions
this Honble Court in WS Nos 36413'6f 2074 and 28653 of 2015, and violative
of Ariicies 14, 27 and SOQA of the Constitution of india and Consequently, sat
aside the proceedings vide _ préoéedings vidé Re. No S057 /2008/E2,
Dt. 70.03 2085 lasued by the Respst gent Nog
iA NOT OF 2038:
Metition urder
cicumsiances stated in the : fH a Y i fed in support of the writ petiion, ihe
High Court may be oleased to: "suspend the operation of proceedings vide
Re. No. SOS7/2008/E2, Dt 10.08.2089 issued by 2° Respondent more 18
particularly io an extent of the land' aad Plot No. 18 admeasuring §44.44 Sq yds"
pending disposal of nee' 2026, on the fie of the High Court,
an
The petition coming on for hea ing. upon perusing the Retilion and the
a
affideait Mec in suppart the of @ dhe order of the High Court order dated
Aa".
$
x
=
:
is
iG
c¥ 4]
fe
we
on
re5
$a
8406 OF 2025"
>
x
x
.
a)
ms
im
97
a
ay
x
4
re,
x
WRIT PETITION NO
Between
*
y
3
akhanpainarni- Sadk
e
x
cH
. Respondents
Pati
~
BE
z
y
a
x
reap
A
?
IRSUR AMA
the nature af ¥
®
hakhanainam Rural
2
bed
i
s of Natural Justice, violative of the
pro ovisions of the Transfer of Prog y Act, 1881. Cortrary to the Order
OUTS T2017 of this Honble sora in iN LW. P Nos. 264173 of £074 AND 26653 of
and 3004 of the Constitution of India and
without jurisdiction, violative of Pring
2015, and violative of Articles 14. 2
Gansequenily, set aside ine ; proc eedings vide oroceedings vide
Ro No S037 /2006/E8, DL 1G. 83, 2028 ssgued by the Respondent Nos;
IA ND: 1 OF 2028:
Petition under Section 197. CPC is fed praying fhat in the
circumstances stated in the alfidavi fled in support of fhe writ getition, the
righ Court may be pleased fo suspend the operation of procee we vide
Ro No. Q0S7/2006/E2, DL 1645 2085 issued by 2 Respondent, more
varlicularly fo an extent of the land: im Flot No. i? acmeasuring 447 Sa yds,
pending disposal af WP.No S406 of 2025, on the fle of the High Court.
The petition coming on for heating, upon perusing the Petition and the
affidavit fled in support thereat ang, dhe order of the High Court order dated
08.04. 2025, 20.19.2088, 27.040. P02 2028, 05.03.2028 & 12.03.2028
made herein and upon hearing the arguments of Sri Kaleou Yashwanth,
Advocate for the Petitioner and GP for Revenue for the Respondent Nos.7 to
Sand Sr A.S.C. Base, Standing Caunsal for the Respondent No.5:
WRIT PETITION NO: 9703 OF 2028.
Satween:
wo
eee
to
Vetcha Murali, S fo Veerraju, Aged about 62 years Rio Door No.
East Sodayarl -~ 5335 105
ness
Mangalavaranu Peta, Ralahmundry
oe _ Petitioner
"Ree by Hs PriSecy, Department of
. The State of Andhra Prax
Revenue, Secretarial, Velagaged), Amaravatl, Guntur District.
Pad
. The UNXstict Catlector of Visakh apatnam, Visakhanainam.
4. The Tahsidar, Vis akhapatram Mural, , Visakhapainam
FP; fy Med tng, ee, bP
Z 44, he, ea tft "Ke 24 yee
whe 4% popee. hed ae So co vende £5 teed ifs
ve mS cas '+ $e, Z te Leb woe $4
boon, Lr ree a edt bene eeee te "ger ad on
teat we we na ge %S on * i been
eee we ot se 4,
a a rn, Ar on to Oa,
rs bene y oe. in i oe - % peel fs
hoor vee sored on es hee gee os rau oer we
é * F a Son % sare
' ene. ee 4
ey Se ne
. Respondent
y
.
2
Lf" ever,
bade Ke an 433
"9%, pase the fy? wood res
ene ae , Sheen
see
(ee oe me
'os ¢ gen " Saree
a fee hen
& ee ms oo
oo oo 7 -
vere a ee a
Sawaal oe "ny Seve eg
eo vdeeas 43 gree poet trod
pevee oy oe 7 peode
S ee neti Seve a)
Sonoe oe .
$% on thy
hoa er Sew gto iH Aa
eee ers 7 ot 3} ves
a es eet este to
2 eA oe we
Sree ag Be anape
os wot z
, a oe Cy vaeee
Chet in we raed $%3
as ill a
bore. we : eee.
bed ; cz rE ee Aes tf
Cig OS eB
acy} sees p " ° ie
« iw a LA,
: a. a
"a 2 & BG
oe ye ae
4%) 4, " new
fave. eer tee cr th
poe:
a
oe fea a & . eds
Les gd 4 oe 3 TE ho
% ; en 2% si " fa, ; :
GH yo hd wpe a i$ red
a hs A xe aes e we ; at th , .
we O % fmm So me Be ge
ga 8 ee om mo ee es a
ame we US YE oe " Se eS
wee Pas as is be heed " fe i. Prsee ° .
we «ES : be gOS bee tony oe py RUBE
® 8 6 «£ we a a ae
be ee BG eo © 2
aot, Sod fe 'wins
The petiion coming on for Nearing, upan oerusing the Petiion and the
aff davit fled In support thereof and the order of the High Court order dated
made | herein and upon hearing thé srgument gs of Sri Javvali Sarath Chandra,
es
Advocate for the Petitioner and GP for Revenue for the Respondent Nos. fo
3 and Sa ASC Bose, Slanding Counsel for the Respondent No.4:
WRIT PETITION NO: 9104 OF 2025
Setveen:
cedala Nerayana Rao, S/o Eedala Veerrajy, Aged about 85 years Rio Door
o 2-T3/1, Munisibu Gar iVeedhi.! atheru, East Godavari - 533 185,
a Patilionar
"AND
1. The State of Andhra Pradesh, Reo. by Rs Pris Sey, » Beparnen of
Ravenue, Secretariat, Velag
=. The Oistrie! Cotiector of Visa Rapatnam, Visakhapatinant.
3. The Tahsiker, Visakhapatnart Rural V 'sakhapginam
%
4 Mis. Hayagreava Farms and. 'Develo opers, Rep by iis Managing Partner
Door No 8-s0-20)1, Flat. No. 502. 4 4° Floor, Sukshetra - East Point, East
~*
é
Point Colony, Visakhapainam- 830013
go
&. The Greater Vishakhapatnam "Municipal Corporation, Rep by its
os
ammmissioner, Vishakhapatnan,
. Respondents
Patiion uncer Article 238 af ne Constitute nof india is Hled praying that
in the clrcumstances stated in the afidavit filed therewith, the High Court may
be pleased fo issu an approgri iate' Writ ar order or direction more particularly
in the mature of Writ of Mandamus x! ieclaring the action of the Raspondents
'4
%
&
me
x
eee
3
G
uh
i
a
he
wn
&
ay
sy
ae
an
"ay
SB
tbe
@asuring an extent of Ac i257 Cen
Sy.No.92/3 of Yendada V4 Vishakhapainam Rural Mandal,
Vishakhapatinam District, riore pay He Harly the and in Plot Na.oo admeasuring
At
a yy a eves 'See ewes
eben doo, nape, sed Ne
om Po oo reer
" a cs gees a
oo per ced wo hen oe
ole on ch a OM = fa
se a Ne Coed
ret x: " a, Ieee
wy 2 he > ©
, : ym, fees
0B 4 ahs yy OD " ws
oben Sender ea > oo,
leat 4 4
148
Daal la. Jo
ee Fas] "ye ty
deco yee a beet
7 " ne,
ms > oo on en
et pe th late £3
is feos "pee
fend eee ¢ ben
rapes, ye
"Ye ao oe fe
off Sem rt rn
we rs "
wenn a 3 si
foe ¥% aie Mate "
fooe Pa fey ws nee
Che pen 4
wee { +
oe a it sg,
oe A 7 ae we
Cp ie ed £.
ry er wien ; %
£5 Bs ae. a
ae? wee ; .
shred Le ey BE /
ee 4 tug S28
akhaga
ibn
hod re] vet fees a £34 "
43 pe vee fe egy ee
a "ef oe By
oe fe ors 5s 5 £0 oi a nett
& & % j . a we 8 Mt
raat res ws ms
aL Fore ay B Se "3
fH Tet er m3 ne Bn , ve my
"oe B o O Sow 2 > h &
ae 2 " Bs, By a
fore Goer
.
o
Re
mistar
WRIT PETITION NO:
.
t " 45 a
e 5 Go 2 &
we sts o ae; £3 % "se Seve . a a fot see) ;
Ho Fad ge ped 4] ee yor ot Oy i ee i re
Lee 2 zs eo beoe Seve tA "eg oe ae od oe SF : A oe
fh DL ke a ee ke. ame a 45 es Se
ed
4. Mis. Hayagreeva Farms and. Develor gars, Rep by iis Managing Pariner,
Goor. No 8-20-2074 | Flat.No.802, 4" floor, Sukshetra - East Point, East
Paint Calony, Visakhapatarn
ot
>. The Greater Vishakhapatnam. Municipa! Corporation, Rep by its
oa
ommissioner, Vishakhapa'
. Raspondents
Petilion under Article 226 af? : Constitution of India is fled praying that
in the circumstances stated in the afidavit fled therey aith, the High Court may
be pleased fo issue an appropriate Writ or order or direction more particularly
in the nature of Writ of Mandamus' dactaring the action of Ihe Respondents
more panicularly the action of 2" Regn nden{ herein in issuing proceedings
vide Ro.No. 3037/20 OWES, DLTOL
seeking fo resume the fand Bam
Oe by which the Respondents are
suring an extent of Ac.12.51 Canis fk
Sy.No.82S of Yendada Vilage) Vishakhapainam Rural Mandal.
Vishakhapainam [Nstrict, more pe larly the land in Plot No.1S admeasuring
S82 Sqyds as being legal, arbitr ary, unjusl, wilhout jurisdiction, violative of
Rrincioias of Natural Justice, violali ve of th é& provisions of the Transfer of
Property Ast, 1881, Contrary to the Order PHS 12.8077 of this Honourable
Gaurt in WLP Nos 38413 of 2014) and 25683 of 2015, and violative of Articles
i427 and 300A of the Constft tufion of India anc Consequently, set aside the
proceedings vide proceedings vide" ne No 3027/0008162 OLS. 2088
issued by the Respondent No.2: ° :
iA NO: 1 OF 20288:
circumstanaes stated in the af ait fled in support of the wri oetition, the
High Court may be pleased to Sis @ operation of proceedings vide
Ro No J0S7/2000/E2, OL 10.08.28
particularly to an extent of the lang in Pint No. 15 admeasuring 388 Sq yds:
AE ten ae ped meson Set
C25 issued by 27° Respondent, more
pending disposal of WP. No9108 2025, on the file of the High Court,
The petition caming on for ear Ing, upON perusing the Petition and the
affidavit fled in sup oport thereof ark 'the order of the High Court order dats ed
iy Peed
aed
. Petitioner
an
¥
Respondents
pe
fa. ie 3
vaeet 'ete a
4 fd ws "eee
'3 4 See! Pat
wey we teed ea
Pe veh semen ben rol
63 ee ts, fee
ea al ge ee 0 pte
# oh, he EG
4 a @ 8
aA we os,
" Mead " dreds ao ee
pe ad co greed whe, 4 a bri "pen eect eo
EE : 'he 4 C3 7% Som
; ener Seat ; 4 Lh. 1S oo Ss ann 3 ye Nae sane.
oH i. a ge G &@ @ 8 & & @
. pn a pee % i hove 7 van ny Pre ber ed be a
we ; 3 yh me a3 ce ay 2 po
ree rs 7 ; y , oy ; Ze ° 05 rs
f beter iB va * Sooo tee 2 xs oT " ed '
a 5 OS se £3 ten hye Sy fo w
wet a aoe bes i ne a OY te oe *
od ag "G z ie a SG & Be &
4%, a ro A : o . Z ne Sod 4 rp, pr
"gees C3 he re : ean - & te iS a nr, ae oe
oe ee a és 2 & Bo ~ Be Peg ~
poe a oe Lond 2 i % © & ne
my Li ee os fa ~ 2 BG BR es
a eee 33 © : ie Bk SS
% a i eS 4 ; 33 ee agree yan
oe RS $ fem 4 G
, "rs : é
"po Be fee ge a teste oe
"< ce) oa $4 be @ BB ue Nate
af Rrincionles of Natural Justice, violative of the gravisions of the Transfer of
Property Act, 1881, Contrary te the. 'Order DLS a. 2OT? of this Honble Court
qT ALP Nos 364173 of S014 and 28685 of 2075, and violative of Arficias 14, 24
and 300A of the Constitution 'of India and Consequently, set aside the
proceedings vide proceedings vide ReoNo s0a7/200C/E2. DLIQ OS 2088
issued by the Respondent No.2:
{A NO: 1 OF 2028:
Rettion under Section 1Btk OPC is Med oraying that in the
croumstances stated In the affidavit Aled in support of the writ petdion, the
High Court may be pleased to si ispend the operation af proosedings vide
ty
Ro No Sos7/2008/E2, DLId.03.2085: issued by 2° Respondent, more
oartic sularly to an extent of the fand in Plot No.3o admeasuring 1294.94
Seyds, pending disposal of WP-NO-9108 of 2025, on the file of the High
The petition coming an for Ae 3 img, upon oerusing the Petiiion and the
affidavit fled in support thereof and 'the order of the < Court order dated
08.04.2088, 20.12.2025, 27.01 2028, 47.02.2026, S.08.2028 & 12.08.2028
made hergin and upon hearing: 'the arguments of Sri Mancdsava Abhigna,
Advocate for the Petitioner and GP for Revenue for the Respondent Nos.) to
Sand Sri A.S.C Bose, Standing ieee 'a for the Respondent No!
WRIT PETITION NO: 9140 OF 2038°
Matween:
Katru Sitamalakshmy, | yahmanandam, Aged about 75 years, Rio
Flat No, 303, M KR Royale, Nowrofl Road, Grand Bay Hotel, Maharanipeta
Visakhapainam - 530002. oe
. Petitioner
1. The State of Andhra Pradesh, Rep eby tts PriSecy, Department of
Revenues, Secretariat, Val 1S ap aH Amaraved, Guntur District.
3. The District Collector of Vi sake Spatnam, Visakhapatnam.
ise
The Tahsidar, Visakh apatriant Rural, V isakhapain aM
DAL
Lo ass oa hed ftp, aad fone 5 teed Wega te ; wind n eee wae " .
ey B Be ea ee ES tse be i We as ;
1M oes er 'oa EBS ar 'bel "ah é "A. sd 4g
ae wa Oe £%$ ae ry ~ poe ie G
toes. seed, gene ped eked bemnob whee hare ra oo ayaa
Bs ee gece Seer Iewe aheed ret rps oe: -
ep, oy , - fone oe "on por Py
9) fon gu Seve a we ' ond gree K ats rs
A lore oes Fi pan fee "S bee a te es
- pon woot ms, ~ Para were wt Ley
oi. wy Sy o need or be Li ees 2 :) if
7 - , ae s .
" aad 6G ', fi . rae 9 re ben, i :
i fete kee FS 6) > a Bow oe
fie" (rr a + a nn cy oo ay oe eg
ir 43 on hed te ym, en r as em "3
ae fee en re es a an) on ithe "se ey 3
ge 3 taht = se a Sad weed need Se gee £%
' eee ae iad 06 shed fone ' pan w Let en
« 4g eetee " eel £03 mB " Yeas rand whee
" a3 pe OO pe we a re,
ee) os ee a ne , oo we As Seton raed
ceed deen. wee ee ; ke os "re, ay ee woges
na) ¢ 3 ee Nee ee
£ 9801 > ne i ie 3 vier, cap, a Mw Lt %
aeane a gees "nat £7, ns trot a 0% $ ned fea 4 ay
pray ae beet oa ran fae) a Oee res4 ewe ies io ws 4
fe BSR ccs an ann © ie 24 £007 34 we beet
Spee, ity Lh eam Bon ~ nf CH get 4 "4 03
% é 4 edie fone ae
Ge eee, et Ly fare Ets fowe. " Ses re rs Fa) 'ae
5 ond Sado in "ye cs mcsoed ay tee Co be Fae
yo a a re coat tS i yond oes seen Z, * I the @
cette fens ge ie it we £3, he ras re & ace £3. 5 ome om, seco
% tee * LE, coooe oe , oe a. . Lf
4 pee * 4 ay "
"4 oe we DS Soe OK
man: my oe kaon a 7 fi 3 .
thee , 1 ath,
a ea! tone ed
: ae. wheat i . yet
, ¢ aed i on a
ck ify ae
5 4 a « Le g
on 44] ae
Pres %, weeee rr
xhapal
Vishakhay
ner, Vishak
peiiioners or:
a
cul
Patifion under Article ¢
S
Sore
iw '
fi eK we Rs .
e% fe me eee iA goes ang .
. heat a G3 aon boxe ne, enee cheed if ee
on... £3. He a. C0 GR Ps Oo ff ee BB
The getdion coming an for kh Zaring, upon perusing ihe Petition and the
affidavit fled in support thereof raha he order of the High Gourt order dated
08.04 2025, 20.12.2025, 27.01 3¢ 7 O2.2028, 03.02.2086 & 12.03.28 328
made herein and upon he saring & arguments of Sri Kaikala Rama Kireetl,
Adve cate for the Petitioner and GP Yor Revenue for the Respondent Nos.4 to
3 and Sr A.S.C Bose, Standing Counsel for the Respondent Noo:
WRIT PETITION NO: 9141 OF 2028°
Between: a
Sacde Muniswara Rao, Slo Ramachandra Rao, Aged about 66 years Rio
Doorn]. 1-101, Biline Vari Veedhi, Meer 'nagudam, East Gadavari - S34 373.
. Petitioner
4. The State of Andhra Pracde ;
by Hs Prisecy, Department of
Revenue, Secretarial, Velagapudi, A imaravell, Guntur District,
od
The District Collector of Vi sakhapatnan mV isakhapat nan.
3. The Tahsidar, Visakhapainan? Rural, Visakhapatnam
4. Mis. Hayagreeva Farms. stg Develop ars, Rep by ifs Managing Partner,
Door No S-20-20/1, Flaine. 502 , 4° Floor, Sukshetra ~ East Point, East
Paint Colony, Vi sathapainaiii-S90017
ort
The Grealer Vishakhapatnan Municipal Corporation, Rep by is
Commissioner, Vishakhapatnam. .
. Raspondents
Patition under Articie 226 ¢ ne Constitut tion of India is fled praying that
in the circumstances slated In th avit Hed therewith, the High Court may
be oipased to issue an appropriate: Wit or arder aor direction more paricasarly
in the nature of Wri oof Mandamus: 'declaring the action of the Respondents
more particularly the action of 2 > Responds ant Herein in issuing ormosecings
vide Re. No. 3037/2008) =e, Dt 19.03.2025 by which the Respondenis are
seeking to resume the land adtiéasuri img an extant of Ac 12.51
Sy.No.92/3 of Yendada Villas ae. Vishakhapainam Rural Mandal,
Vishakhaoatnam District, more particut ar any the iand in Plot No. 3S admeasuring
mo
wD
Ae
&
hth
ty
oy
ss
*
¥
f the Gonsftution
ki
"2,
~e
Ag
-
{OF 2028
Q
Fantion
x
x
and S06
IA NG
Ka
_
x
nfed iN
amistances sis
Sey
Ne
ws
Te
Ce
ry
Ys
x
Yoof p
fr
g
A
o admeasur
Sp ied
wt
y
ageee
rat
ws
:
FS
rgd
8
Na.
¥
a
iy
XN
>
Ny
apa
iB
%
ay
"AND
ny
Ny
y
9112 OF 2
yay
a
¥
MOY
*
NS
a8
Ny
A
=
fOF)
he petit
Soa!
x
RY
3
davit
:
3
WRIT PETITION NO
Sehween:
BS
u
*
z
>
z
2
x
The Tahsid
3
4 Mis. Nayagreava Farma and Developers, Rep by ds Managing Pariner,
Boor Nog. 20-20/1, Flat No. B02, 4th Floor, Sukshetra - East Point, asi
Paint Colony, Visakhapainam- S30047,
S. The Greater Vishakhanpainany Mu nmicinal Corporation, Rep by ¢
Commissioner, Vi shakhapain am,
Respondants
Patdion under Articie 236 of fhe C SAS sor of frei is fled orayincg thet in the
PISA YU RS
creumsiances sigted in the afidavit Ned therewith, the High Court may be
Neased fo issue an appronr jate Avie or order or direction more particularly in
the nature of Writ of Mandamus' declaring the action of the Respandenis more
particulary the action of 3° Respondent mearain iM iesuing praceecings vide
Re No 2087 /2G0g/Es, DL10.03, 2025 dy which the Respondents are seeking to
resume the land admeasuring an extent of Ac.i2.81 Cents in Sy. No Ses af
Yendada Vilage, Vishakhapatnany. Rural Mandal, Vishakhapainam District,
more particularly the land in Plot No. 43 admeasuring 560.38 Sqyds as being
egal, arbllvary, unfust without! luriediction, violative of Principles of Natural
Justic ice, violative of the pravisions (of the Transfer of Progarty Act i884,
Contrary to the Order [email protected]%7 of this Hor'ble Court in WP.Nos.36443
of 2014 and 26653 of 2015, and 'Wolati five of Articles 14, 21 and 3004 of fhe
Constitution of india and Consequently, sel aside the Proceedings vie
proceedings vide Re.Ne ORTO.OS.2025 issued oy the
Dies
Sed
a
oxy
oo
cit;
es
ft
fh
Respondent Nog,
'A NO: 1 OF 2088
Fatition under Sectian 154 CBC. is filed praying that in the circurnsiances
stafed in the affidavit filed in SUED ort: 'of the petition, the High Court may £
---- fo suspend the operation of B roceadings vide Re. No. 3097 /2006/22:
. 10.03.2025 issued by 2°° espolident, more garliculany to an extent of
ro
the land in Plot No.42 admeasi Panding disposal of WR
The petition coming on for fh earing, upor perusing the Petition and the
affidavit fled in sugport thereof ark the order of the High Court order dated
2
Rg
My
ares
x
3
:
ot
2h,
ry
2
AND
.
x.
yd up
i
2
a
&
Oy
WRIT PETITION NO
Pandurangapuram, Kharmnme
Selween
eT
:
3
Ayic
fgeets
'¢
. Respondents
y
ye
haneina
%
Sa
N
NeRS
oo
fone
rsh]
"
3
roumst
of
Froperty Act, 1887, Contrary to the Order OF. 19.12.2017 of tis Honourable
Court in WLP Nos 36413 of 2014 and 26653 of 2075, and violative of Articies
44, 27 ard 3004 of the Constitution ef India and Consequently, set aside the
orsosedt ngs vide procee anges vide: RoNo GOST SQ0R/E2, DE TO OS.2085
issued by the Respondent No.2: |
IANO: 1 OF 2028:
Petition under Section 187 CPC is fled praying thet in the
irounatances stated in the affidavit fled in support of the wri petition, the
ee Coun may be "6 please i SL ispend the operation of proceedings vide
sartiqularly fo an extent of the land ic: Plot No.0 admeasuring 467 Sa yes,
pending disposal of WP.No.9112 SF 2085, on the file of the Hi igh Court.
The petifien coming on for he afing, ugen perusing the Petition and ihe
affidavit Med in support thereof ne the order of the High Court order dated
08.04.2025, BONS 2028, 27.04.2028) 17.02. 2086, 03.08.2026 & 12.03.2028
made herein and upon hearing the argu iments of Gr Javval Sarath Chandra
Advocate for the Pelifioner and GP for Revenue for the Respondent Nos. 1 tc
sand Sri ASC Bose, Standing Counsel for the Respondent No.8:
WRIT PETITION NO: 9114 OF 2025"
Between:
Uppalapati Venkata Ramana Murthy Saju, S/o Uopalasati Rajan Raju, Aged
ce
about 6 39 years Rig Qoor No.
"ASGandhi Nagar, Opposite MDO Office,
vi ssakhapainam - S31085.
: aoe .. Petitioner
. The State of Andhra Pradesh; Rep. by ite PriSecy, Department of
soriel,
Revenue, Secretarial, Velag audi, Amaravall, Quntur District.
i
ts
. Phe Tahsddar, Vis aithapate cit Psat Visakhapainamn
book re aes
lo é 7 ror Ken Sere, oy "ey whe £ ree
wn if nC nr Aan ae a ae
ws nese whee tH ce oA LSS bene av
a tt a a arr ."
wr 4 eG ee 65 a lee wa ih "
ben on ees CE tek wt oa ed he. gee .
85 tad ka nr nn a eo "
Pt is a iZ at %, iF LA ed sy
ee oh & Gm A ee oe
se . : on sete ye . ipl £4 a A BG
are " . i weg ae a ee 2 . :
a eo ee fee ee ES ra o
sad ' ed , % ek wo Ye Sod
a3 ee nn nr or au
Seow ae Sse ; we Ope 4
kA o re oa bn pon
% Yaeor. Ge ad t2 yi a
. hoon % re : "nd
g oheee i
hoot fee S34 "pet Soe, ge "
Red a Ee peay £3 oS ce)
oat oe te
& & & & oe sew
Se ai raed Sent beer ies
wr eee oy "a B
@ a hee "toe, ee Cat '4%
oes Le reek Pa OS : os ry
UE ed Fat wa a in) oe og
mB my & & a oes oar :
Ch wad 5 ae OER i ahs i Tine 44 hege, cad z 'ag 6% ae
eo _- ~ B&B BS ce + BG xe Be ee Ge BS
sae td es ry we RS ee fh fe
id " Fas] Saree Es 2 Need % - yer. fs aed " ae
np ipsa at a rrr' vr bd $33 ae ee 5 re in. ped
Pred we : Aeoek ae r% a feve ¢ aelee aente gee j x
he oo pee 25% a Sea 3 gree rr a: oo 30) dow er Ean vers
a S43 "f 7 raat or ee Ong J fee "7 7 aon an . a me bes 4
A, OS wt haa oA ton KD i ra on eo a no ne 63
a ee fos wt 5 2 B& 4 OM we Oo
' Cd e re "o 187 Ge wg o, a3 aod x4 « 3 oe Li By ee : 2.
: "ohn 4 ¢ ee we £, * % ry 4
a ar a a on so ne + re ie Le Pg " ' nL ad an
et 6 B 8 f 8 fee os cae cn a eZ
wn FE wd ih 3 a * oF 5) a sip 5 oo
TT Bogs A & ce os 63 Boe A om & BO
ce OE 6 & © ws "3 Be i 2 eg é
tes Fea & om g an Be tet SB , Se
', ~ & '
<< e
i
ased fo i
Tre
So
Pay
OH
bb
&
snd 300A of the
ued by the Res
IA NG 1 OF 2028:
4% <4, os
. ae 2 by 2 & & GB
caal " & o% ae 3 oe fot ONS "a von nae ase
O8.O4 2025, 80.12. 2088, 27.012 202 26, VPS.
yore.
RS
made herein and upon hearing the Srguments of Sri Javval Sarath Chandra,
Advocate for the Petitioner and GP for Revenue for the Respondent Nos.1 fo
3 and Sr AS.C Base, Stand ing Counsel for the Respondent No.5:
WRIT PETITION NO: 9391 OF 2025 be
Between: a
Javadi G Gopala Krishna Mu iy, sfo: Late oJ Krishna Rao Aged about O¢
years, Rio Plot No. 18, Justices © Soleny, Road No. 10, Baniara HINs, Hyderabad
. Petitioner
"AND
1. The State of Andhra Pradesh Rep. by is Pricecy, Departmant of
Revenue, Secretarial, Velagapucl Amaravat Surtur District.
The District Collector of Vis akhapatnam, Visakhapainam
. The Tahsidar, Vi sakhapat nam Rural, Visakhagainam
Sad
4. Mis. Nayagreava Farms and: Deve lopers,, Door Na. 6-20-20/4
Flat.No.502, 4th Floor, Suksietra - East Point, East Point Colony
Visakhapginam- 530017. Rep by its Managing Partner
S. The Greater Vishakhapatnam Municinal Corporation, Vishakhapainam,
Meo by Hs Commissioner,
' Respondents
Petiion under Aricie 226 ¢ of the Canstitufion of india araying that in the
orcumsiances stated in the affidavit {fed therewith, the High Court may be
oleased fo issue an agpropriate Wt OF order or direction more gartinuarly in
a
the nature of Writ of Mandamu Ig ce ing the action of the Respondents more
sattcutary the action of 3" Rassonc dent herein in issuing oro ceedings vide
mo.No J0Q7/ 2008/82, DL IG OS Sm
by which the Reapondents are seeking to
Co
resume the land aditeasuring an extent of Ac. 12.517 Cents in Sy. No. 83/5 of
Yendada Village, Vi shakhapainan: Rural Manda ', Vishakhasainam District,
more particularly the land In Plot No. ag admeasuring 1594.64 Sq. yds as being
tlegal, arblirary, unjust, withoul | urisdiction vidlative of Principles of Natural
- bt ah Shy wagon, yes " oe : oo nn
gee fend wet, a Ce tk Sth gey, ees "ue ay
, Bs oe a et $43 ae eg! qs wey
reas 3 than LA te ee 3 oe
bos Led eee es eee "3 wot, oe 'wed
capers Co pry Sond a den 4, oe
¢ oq yr a "a om secon. . YR As
; ae ee, Oe "S
4 CG ee a Pee
. te . 6
oe Co been. ages res g3 G
neooe :o3 Sue Z i '
hood oe ar aae' * bee:
ie Toon ; . id ad : %
bee s ee ;
"4 y d-
% g ges gh ted .
ran) 0s hed a finde 7 ve
'vedo * i$ £2, Ss pen pe
os a : * Kiel 4 a fece
"3 go aS ite co cS
eer toes Pa wn wa fer Pe
fi peek ee am et bead ge
re "-- ae es Nhooe
A Sone bo 2% wet
a7 Ge a
wen Si Tor $007 we 5) foes
ie £4 tad 5 neg pees
we Le "a eed net Gow
Oo ee $07, oon go a
fewn oe a ONG 3 ad Ew]
, we ise - er mo ge
rag ee ae ay ue
~ & & B ma
Cee EF ah.
Yee v7? ft
oe ages ris 4 . .
ook mie
. Give geet "Ee
; Fe . 4%
be rs oe gen
a ye i Deed ro 'bees /
Ls, Ieee . 5 dooe wood
£2. ay a nO a ©
ve vee et LY Re Sse g 4
Ripe mere od es 4, 2
ra 3 O gm Oh ow
* roy
a4 te Pes thet tre vad ; oh
3 ony thy eft is a G
4 ms on Jove %
2 oa , a e
'ieee my LS seed °
oe
mt Now
x x
Mw
any
3
Sri AS.C Bose, Stan
PANO: TOF 2098
WRIT PETITION NO:
nroceadings vide
Sy "3 Be: - Seed on Seve ° x eee. bebe
n oes rr, ine pel £o v , : few
& &, i "a ~~ 02 & @ TH . 2
re 4 , k ee . ) " oN 3,
9 . be Red : bss ang hove Tele, oe heisdt dle
vo
sy
4. Wis. Hayagreeva Farms. sand Developers, Door.No.6-20-20/1,
FlatNo.502, 4° Floor, Sukshe ra - bast Pow, East Point Calany,
Visakhapatnam aS00TF 7 Rep by fis Managing Partner
fh
Rep by fis Commissioner.
cet
ay
Greater Vishakhanginam ) Municipal Corporatinn, Vishakhapainam,
. . Respandants
Patition under Article 226 of the Constitutio an of India is fled praying that
in the cirournetances stated In the aficay vit? Wed therewith, the High Court may:
be Digased fo iasue an appropriate \Wiil or order or direction more particularly
in the nature of Writ of M jandamus: declaring the action of the Respondents
more parficularly the action of 2° Respandent herein in issuing proceedings
vide Ro.No.3037/2000/E: 2, OE 10:08
£029 by which ihe Resoondenis are
seeking fo resume the land admes ing an extent of Ac. 12.57 Cents in
sy. Noes of Yendada Vi tage. Vishakhanainam Kural Mandal,
Vishakhapainam District more particu farly the fand in Fist Na. 15
admeasuring S382 Sq yds as being Wegal, arbitrary, unfust, withouf jurisdiction:
wolative of Principles of Natural Jdstics, violative of the provisions of the
Transfer of Property Act, 1881, Contrary to the Order DL.19. 12.201 fof this
Hon'ble Court in W.P.Nos.364130f 2014 and 26653 of 2015, and violative of
Articles 14, 21 and S004 of the Const tution of India and Consequently, sel
aside the proceedings vide proceedings vide Rc.No. 303
EM.10.04.2025 issued by the Respondent Nod: |
[A NO: 1 OF 2028: cod
Petiion under Section 48) "EPC is fled praying that in the
circumsiances stated in the affidawt fled in supoort of the wrk peltion, the
High Court may be plsased {fo : suspend ihe operation of praceecings vide
'avtoatly tc to an extent tof the he ie in Plot No.28 admeasuring 1384.84
Court
x
#2 OF 2028
x
>
IANO
oboe ge as 0S Pa
where the $53 4
rbd tooo ee ag oe, Yee
mo & C5 pee EE A "4 yee een
ten: re teow iy , " tle pn
gee 3 6 6 2 8 3 o & 4
ko Th. Bm Oe OO 4s wet eB
hot ar apes 7% ' ed ed os] " £74
stot C3 gM ws fee be s ae
ro ; ation pee? hee Snowe .% "« a5 sped cht
co 7 fo ole 4 mS '9
oe Ee --- we o 83 5 a wn. a te
'he rs o . On f
Bee 43 ee . (ie an Ch tet Rts
rae faa ko BO Oo & ve
Bader Shase etoee, ory re a 4 4 we
i, vipod Loy ae eg ben "goo , 's #5 ne
is ess @ : oo Te ao co
jb a = & br & ct . ee ke
shore. 4 Bas +e 4 * af LAS
'3 i th OS ee Y S BR
"ye, tok ne we ro ' a Vai
fh. oO a hee pone eneee eee, a tee ce wees
pee ay Gp tas 5 a ee
ated we Ah veoet ye wt £% Peete
fegere bf Soe Pek 'owe 4 'Be " Pg
we howe Z ns, Cis re aed rng es we
CO" een pre ie a nt oe
7 i com oy UES WE. "ove ; 4 pee
n eare 7 in OD on rs "? L Sot ate
ed oe feed ol or, foe ne J re oe
ae wbon a mo tee ae % A : yee ,
5 a a ors a : ty 1g we tS h- mh te
as fr fh yy £S oe gee "° on ay
Vo ke a i 6 ue ve -- & 2
ee , on * dose a82 agree we rr rr CS Nowe
. 2. 8 BB m "Ee fo SE eS oy ba
ee te "eee gry : wm Se
-- B on on + ane 6% tt Se ; me its
a Soot ne ; "4 - "et "4 'a> nnd ry ; 3 we sere
yg C5 eng ce on oo te a
chee, 5 p " Soe 4 we se
By, en ed JB nee of vont pe : us bee ge
ke wo fo Ee ag oS is tae i e
a 9B ae ~~ GE GS oF é ~ ¢ ; a
ised go chew. ae bedee % "C4 a woos Pe . "fe a3 ey Sneed YS peel "ws
pesos Sone fee a "y i 4 tod fon a 63 ts xs aegee ££ £3 wie v4
"aoe an wean we ° ie, en fot shes 4 bees 4 oe
3 a ot el Ay & Sie sO] ac we me, "se fe 3 a a
G @ © @& cathe ee 4 ft G& & vom «EP OE Soe op Rew,
=~ © 2 Oe oe ms © he om Wy Be oa wg be B
& to Ee Be Ch ON . & Gi Bo oe 8 ce oo --% EB @ &
, hee "$%4 iy? Oe Coe Ct 3 am 4 a we we B ce ie
$3 OED 2 San an + a a Gb ie : on a Somers
make oe oe % > ty & vee no & 3 ih, oe fee
EB ie Bos os ee oo Bee Be eS oe wo --
3 Bet 3 The en nn on es a yen SE, [ic a A 7
8
ts
. ReSponNndean
Petition under Article of the Constitution of India is fled praying that
in the circumstances stated in the
fidavit f ied therewith, the Nigh Court may
be oleased to issue an appropriate Writ or order or direction more particularly
in the nature of Writ of Mancarius declaring the action of the Respondents
more particularly the action of 2°. Re spondent herein in issuing proceedings
vide Ro No soa y/2006/E2, ON. 1c 2025 by which the Respondenis are
&
B
seeking fo resume the land acmeasuring an extent of Acis.51 Cenis in
Ss
sy.NoQ2/3 oof Yendada Village, Vishakhapainam Rural Mandal,
¥ishakhanainam District, mere. particularly the fand in Pst Nea. 78
admeasunng Jae Sq.yos as being illegal, arbitrary, unjust, withoul junsdiction,
violative of Principles of Natural Jus stice, Wiolative of ihe provisions of the
roperty Act, 1887, Contrary to the Order DLT. 1S 2017 of this
mle
a
at
cea
4
o
Lee
ob
5
vad
0
Nos. 35413 of 2014 and £8653 of 2075, and violative of
Aricles 14, 2) and 300A of the ¢ cost tufan of india and Cansedquenty, sef
aside the proceedings vide. 7 proceedings vide Reo No g0g7/20naves,
Sident No:
D1 10.03.2025 issued by the
IANO: 1 OF 2085:
circumstances stated In the affidavit filed in support of the writ oelitian, the
High Court may be oleased to suspend the operation of groceedings vide
Re No SOa70O6/ES, OLIG.0S. 2085 issued by 2° Respondent, more
particularly fo an extent of the fanticin Plot No.29 admeasuring 1294.64
Sey, yds, geanding cispasal of WP, No.14166 of 2025, an the fie af the High
Court, so
iA NO: 2 OF 2028:
Petition under Section (ST CPC is filed praying that in the
circumstances stated in the < sffidavit fi led In suppart of the wrif pelitian, the
High Court may be pleased dinget' the respondents to permit the Petitioner fo
continue with the Construction' being undertaken in the plot owned oY
Petitioner in land admeasuring af exte moof Ac. 12.57 Cents in Sy Nagas of
ae Cs fot HE tere 's
vneee rs, "fog, are. 'ne fade Fn, hens
we eer ye tS is nego pied ri ceed Sen,
"o 4 ¢ " poor Mood eae, dene . ee
oon rn os mee) sen " 7 << be ee
aS s , ed reed ge ra} ne tot hd
ea tok Koen 5 & Bee a
a ma . % toe oo vaeeds Ae A CL.
Senior rap) 163 a dh to ween re a "ee $4
Fa] 2 we % ast ae Lind "SOE eA
ed i Bo ng OF i - & ¢ %
ret} We " 1 25 lose, "op, % oe G
we atooe. a £ 63 "ht Lf " ty si bein: o
"4 pesen . beg ras tte ESE £4 ca itt
Son Be mg i a a om 4 Hm fm &
oe i ee eS "OS wet yen rn
nei advo eae i the so, ee ES a3 fi FR ee reel a
Be eee Me 3 Sana the £3 wan ved $7, | A
"Te oe . © 1, rr a ns a a
che ' Pr bi oo eee babe i » wt, bee. fore
ee Lod Las need FB ees ent ce) pw pot ed uae me poe
Joos toon . ea wood 4 few ad OS th fo, ewe
od a ee ; em 2 ge Ieee My we ee
* 7 F te bene wot fees ge tm, fee, apes whee
% te & ne a te ee ee
* ay 85 £5 ae ao oA " Ce a en bee aa
; Pree se nee wah on <o. ge a beds. tone 0% +37
ge as te oa beat BO py "epee he 5633
, _ 7 . "ig 2 Sy at 5
ss odor " oe Sep wee, ihe BS ¢
18 23 ag Bo Fee re AGE gee
"en ts. hoe Ot ek
o ie fe a oy te a Ho
Zi a S & ee 2S eB Boe 2
e aye bee GF Co ie " ra i rr barn 5: ng ° ES 1
G | a & © oe S ge oe 2 ; oa es
ye yee a ee pn rr ie "40, ty % th tee ba oes "te i
oboe See ae v< ae Mi tke ae oboe te Sot om «3 fe Ms
; 77 £% p re $0 seers ; Rae ee / "aor ; ;
a a '~ £ ee ED & 6 S @ ew fF & & Be
ae , eo : bee wie tng £%% "4 we toed wee bee oe co tf" 3 poten chore
Godoe OH oe oe prev ; ad "974 i, a te ee ee ce os ay, us sonne cy we
7 te a % '. ae * : ; wore, 2 . Steen & eee Dard ok Me rs By £ y 4 '3 tne
. is res os 43 2 ' £%, AOS 7 on oth one We ret we XS
we fy eS £3 a mn a oe © 8B w@ % 8 B a a ant
ne 607 can , ® bd seo % 'Se aS ef i ee we ies) . hed ny
ey Hs " ome a saad on ne a Se a = be
. ue res wh ee nenee v4 S32 aie ee : "ey vis, oo eed ata 1h oes
a me NOD ty "oe th 6 4 Ge me th mY
"aad SRE ree Ng fo i "sp * oG me Th -& be me Mm, po "4 a
Bd we is "" Fond rn : ae e agers 563 Me ye wong, pheee he ww Fareed a 5] er a ie
404, we 4L4 ors Broo t oon fp Siva, eo Ce ne re Moe 'nag ; yon re
me 6 5 ER oe B°. & eB Ss ;
bo a 5 ® Bi @ nt - vd 66 "ee
ee Gen E a th Gb oe BI gh, 8B . yi "ye en 7 ss"
we, Che gen pen SG ORE ae fi nn Cn se "e &, s
:
9. Mis Hayagreeva Farms and Devel loners, Having is registered office at
D.No.2-40/4, Old Dairy Farm, - Adarsh Nagar, Visakhapatnam
Represented by fis Managin 49 Ba ariner, Ch Jagadessawar u du, Sfo
Gh.Rama Rao, Aged about 8 88 y y ears, C Goce Business, R/ 0 2-349), Old
Dairy Farm, Adarsh Nagar, Vi isakhap sain,
10.Ch. Radha Rani, Wio Ch.lagadseswva rdu,, Aged about 61 years, Occ
"A
RRO and 10 are impleaded as perthe Court's Order dt. 17S 2026 in
LANo.Ot of 2026.
. . Respondanis
Petition under Articis 226 of | the Constitution of India is fled graying that
in the circumstances stated in the a affidavit file lad therewith, the High Court may
be pleased to issue an approon rate Wr it or order or direction more particularly
in the nature of Wit of Manck aus: declaring the action of the Respandents
more pariicularly the action of mor @ partic ularly the action of Respondent No.2
sera
AGrain in issuing proceedings vide BANG 1O8A/S960/ V2 TYDAZIS 1 ig-
office -2E8800) dated O8.O7 2086- (Sex vad uoon the Petitioner on 17.07 2024}
by which the Bullding permission gran ted to the Petitioner is kept in abeyance
and further directing the Petitioner to stop the work and not fo proceed with
any further construction activity as. being Heqal, arbitrary, unjust, without
jurisdiction, violative of Principles of: Natural Justice, vinkalive of the provisions
of the Greater Hyderabad Municipal Corporation Act, 1955, Contrary to the
Order DL 14.06.2022 of this Hon'hi le Court in WIP.No. 6394 of 2022, and
Cansequently, sef aside the: proc' eédings vide B.A.No. 1O88/QS80/EVF1A
DA/2021 (@-office- 299800} dated 06.07.2084 (Served upon the Petitioner on
11.07.2024) issued by the Respondent'No.2:
IANO: 1 OF 2024: Sg Tt:
Petition under Section St of CEC ig fed praying that inthe
cimsumstanices stated in the affidavit fled in suopart of the writ petitinn, the
x
o
2 OF 2028
°
a
IANO
y bes
2
fon act
t
onsirnc
%
BS
oe
SUDDO!
n
Nidavil Aled i
FS
x
PRL OHNE D
Xl
:
es
Sea"
ry "3 »> AY
;
2th
*
3
eran
y
3
i
made
32>
£5
YR YY
mia Ada
ye
yA
yy
: othe
POE
4,
aS
Sead
x
.
*
x
x
"
~
mS
g
.
s
2
'O
Fd
~
agi Gopal
ne
"
WRIT PETITION NO
Between
years R.
Jayy
ay g
mS PriSecy Department of MA& UD,
co
{. The State of AP, Rep. by
&. The Greater Visakhap satnam. NV lunielp sal Corporation, Vishekhanpainam,
Rep by its Comrnissioner. _ fos
ia
3. Mis. Hayagreeva Farms Gnd Developers, ODoorNo.d-20-20/4,
Flat No 50s, 4° Flor, Sukshe eya Casi Point, East Paint Colony,
Visaknapainam- S30017. Rep. By is Managing Farner
4, Oh. Jagadeeswarudu, S/o Ratna Rao, Aged about 84 years, Geo.
Business, R/o D.No.2-549/1, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam,
Respondents
| Petlion under Article 220 of (Ne Canatitution of India is fled praying that
in the circumsiances slated in the affidavit fled therewith, the High Court may
be Measad fo issue an appropr fate We it or order or directinn more parinuary
in the nature of Writ of M andamus® ¢ declaring the action of the Rescondents
more partic warly the action of Respondent No.s herein in issuing proceedings
vide B A No TOSe/SseQ/B/2 1 AYDAIO2 1 fe-offics-S99800) dated O68 .0Y 2024
ey
keeping the Building parmissian granted fo the Respandert No.3 in abeyance
and further directing the Respondent Nog io stop fhe work and maf fo prosesd
with any further construction activiiy solely because of the civil disoules
pend ting between the Respor ndent Nos. 38 4 as being Hegal, arhitrary, unjust,
viglative of Frincipies of Natural Justice, fiolaive of the provisions af the
Po
Greater Hyderabad Municipal C oration Act, 1955 and violative of Ariicieg
"
oD
Fa de
oy
Sf
ee
&
eee.
sx
iB
14, 2) and SODA of the Constittition 'of India and Consequently
proceed ings vide B.A.NG 1086/as seQ/BIZ ADAEO21 (e-offles-2a9800) dated
08.07.2024 | issued by the Respon dent Nog, |
MANO: 1 OF 2024:
Petition under Sention 1S) of CPO is fled praying fhat in the
circumstances slated in the affidavit fled in support of the petition, the High
Gourt oway be oleased to auspend, tke operation of proceedings vide
~
SA No. TOS8/386C/ BIS TV DASG 21 to-off ioe- 285500) dated 06.07 S024 issue
Ry
as
Be
£5 bs 2 et un © y mo of aad a fe £4
* we te DD & oe wo as aa ry
ed goer Set 4,08 [5 nad i me Fea eww ta we Ate, reek 4 £%
beer 4 Snel oe okt A rr "eb tor oH th pen ed
as 's tan a mos oe . "a SS vee ad oo ok f
iid ce Pd 'a oa gr bee, gees ny us ee tab rai Soy ist trot eo
a " yey ne yur a the " a y P ps3
fs Be C2 a a need sherk Be ery . B "ase OS es . Ya "
os f de Bk ~ B gp 84 nd - ae begs vs
" byeee , 'ron, 'a we an ' Ys, 5
ge QP Sot G4 fe 3 $s @ " an
es oe es a Fy tot ~ Be Cy ee
¢ Che ON we Be OD Me bon 3 we SY
¢ ey , wwrees 4 7 S , Pe ae pe
C3 ih yes : Mer a ee hein ae le fe ot
ed a ar oe ro "ad Wy fe i ES hoes A So
wo vn : 4% 'eee C4. reas ee ne veoet C3 anos yf
fond ; o td 6 FS oot : (1 Tt "5s FS 4 BG
", oe . oM Ce Mw ue eet GD aA eS
". y" fone ' rio
ahs ye ge itt Ld ay he ; a oe ie ee ED gm. "
oe hee pty me OF DB 7 a my te
3 rs end ce add * ry phe? ee 'teed wy oe, re
Ly ry tA "fd i, cee XY on ' re oo 8 & 'od
'eben top "yen s a4 a Teed " Seve sesen, Jose % cy ud G as
ne . » 6 1&2 " love wm & fee et, on ane
ae ay ver we . oe i ae rae as z x3 een te
; rr et not eee, Ment te werd £2 .
pen vee bons Me htew % oils tt ft
SB Se Tah iy a te ge ee BE
- & i wd es : ELE a access 5 Reh As oe a ce es
seeees ee, " . antl : on, it eed feoe re, : Lf ta Mere. Sone' tet Li ven, "
aes Nhe fo aes a verek ee "Ms Hy. 53h pager Ps op eve J ytre fy, eS
fs ard e Soe tS ie neang : Ae an "n «od ie. MS shter chert 2 08
sa Be fn a Oe ee eon OO BT ge
em ca a ae ag oe foe "ay. ey SD ; fe Ey
i ig NOB ae ae ae "Bg Oe oS FA Te
sean, £% "ad | * . yA we ane "hr ea on in i 5 ae
4 fea oA ; é as 4 "Ape Sooo .
bewe ne sed aad. " (<4 eer iy $ is oer en,
@ 2 a t
. Soar n we £9% i a 4&5 aed
as Le ges ns Fon eS Cy oe mS he ht, ee
wort wae, tna mn
open,
ee
BODDULU
OY
o2
MUNCI
A DILEE
INIVAS RA
ss gore ' rng, A
nee £3 ty ons,
ae « npeee re bad h
us
z
ZR
Bon
ay
oe
z
Went
Ch.
4.
3
2
F
%
Le ee, . .
¢
i.
:
x
Hy
WRIT PETITION NO:
ay
8
e
8
f
oy Respondent f
hy Court
Setween:
&
8
2
i}
"
7
x
x
~
S&S
¥
Patifion under Article 228 of the Constitution of india is fled praying that
in the circumstances stated in the affidavit fled therewith, the High Court may
be eased fo issue an appropriate Wt or arder ar direction mare particulary
in the nature of Wit of Mandamué declaring the action of the Respondents
myure particularly the action of Respondent No.2 herein in ws proceedings
vide B.A No, 1086/3960/B/Z1/YDA2021 (e-office-299800) dated 08.07 2024
keeping the Building perm! ission granisd to the Reapondent No.3 in abeyance
and further directing the Respondent No.3 fo stag the work and not fo proceed
with any further construction activity salely because of the civil disputes
é
pending belween the Respondent Nos. 3& 4 as being Negal, arbitrary, unfust,
violative of Principles of Natural dustice, violative of the provisions of the
Greater Hyderabad Munic opal a omoration | Act, 1955 and vidlatve of Articies
proceedings vide B.A No. 1086/39 OOIVENZ AVVDA2021 (6-office-295800) dated
O8.07 2024 issued by the Respondent No:
YANO: 4 OF 2024: RS
siroumstances stated in the afficayi! filed i Stipport of the petit ian, the High
Court may be pleaser to suspend the operation of proceedings vide
B.A.No. 1O86/3960/ RZ TY DA02 Te-office-299800) dated O8.07 2084 issued
by Respondent No.2, Pending « disposal of WE 1708 of e024, oan the fie of the
: The petior coming an for F ear ing, Upon perusing ihe Ratitian and the
Sifidavit fled in support thereat: and the order of the High Court dated
28.11.2084, 12.12.2024, 03.01.2028 a
made herein and upon hearing ths
arguments of Sri Kalepu Yashwant; Advocate for the Pelliinner and of GP fo
Muncipal Admn and Urban Dev AP for the Respondent No.} and of Sr
J ileen Kumar, Advocate for the Respar ndent Naz and of Sri Srimvas Rac
Bodduluri, Advocate for the Respondent Nos. 3 & 4
" 4
e bon .
fron a yn, pee
442 5 ve F < ae @ és vaedp. . nape
on fie ae: eh aad ao GB ae Bt
4 Me aa Seve ye Sooo. ante eb Put 7% 4 Bs a< ee ea ie
a Soe on a a nn no an ae
re on, % % i] 45 5 £00 we ih get Lod, Sa0 hed hors
2 ike4 sy toe th bee Oe hee is 5 nage, ETE
wy vied oh rie) . aS rr a a: a re Ged
verre tap 'nd voree ws agen, "greg aes $03 Ly wet arene, Se
hers bend o oe 'oud 4 af i ae ed oe, Coe ay 1 ole. ay
a ", ce ge & « dG 2. ge ts iy
here £3. we pe 7 te oe ne ran le
Ie % wee ae cd ° whet: pee ih
e Fa iG mie , a ft
vee - ne? Fes) on ed
sebeee Seoe os % @& Co Mb '4 a mS
£% aa "5 554 fee US yee ee
Led raked a5) iy : es Ko et
buchos , Ww ir Yrbor oid "tre es
gece "eng Ss ; nat Bi ee
Soce thd om c¢$) ge pa
¢%) preeee we gerne Save <
7 nr on nA:
on # Mood ne gh
pet bowed bo ren aoa
bere 707 3 ae sete,
£4 sam oT gr gen ee
vy ne peoee hae Teen
as g 683 Sooo £%
ee = al otoees é,
a red 4S sheet ah
veguee my Z 4
Oe cae
. ie: ose rae ad eX
"eae Ts Sate i ee, ;
4 : te stock " we wn & :
r% i ee B 6 : ee a
edb my thy BAe epeee ben. roe? Soe £3 rod
aed Sece , omy x Seat * es 3 coon
ae Hy of bee. gos . os. wegen, ts eres, see Sees
on oh. F sere 7 3 4 ge a] 3 4
? ~ we we yey yor fe or 4 ee pr teat reaps Th
ey A ae eed eee we or eo bead % mo ze
Proce nes bbe Oo ey a Fo th. ? ae)
% s , Be + sto s , - 2 a te
ze von, wee : me fe ee ee i
gore be ied we ' Ko Bi oo on os 3 ee ed
me an Fe Neem At He Gb ee, ey EC, .
Se % a ed re Est "3 rae] es ie pe t, odeee 5 we OS
: is) $85 Li rts --- - ©w cn rn an + es 4 .
poet : ' tpeot fa Meee ms Le Aa "tne £90061 <3 ah ge rok we,
iow s | (te 6 ao a > ann + cau a © a 9 oe
foo fy & 4 - ge WD rm. G ws Gy Ta,
; fe n, % % a is aor ae nee ' , pers ; "gery pat
A 4 ree tye a? we 5 coat tant :
is a nS as c Fe we ih nn ae 4 me ee
= awe, ; £3 won, ey ohn rt . 7 zr yes
3 see. ZS Pes 5 al toe vdeee io 'i oh Sad
: fs wd fone 4 oe y y bev iv we "peor ' ne choot ne ? oo
oe a ot we A Em # Ce we ES
mi Bt 2 ; nm GO @ = 2 DEE Pe » 8
pad 4 he % ger Bi q
A nn al » 2 gg @~ © & BS ee 2 ee
2 ood gee ¢ ce the Shron hayek "hot whet ;
He 12 abe pra a4 z $54 ¥ ore ge were 65
sh a tae ioe ne uw $e Faas eed % ry, ¢ ~
on tere rac ae bee: eer ag foes om 35 at TE ny
io
hm
proceedings vide B.A.No. 1086: £36
&
6 0/8I2 1 YDA2O021 (e-office-299800) dated
06. 7 2024 issued by the Respondent: No.2? 2.
Petition under Section 151 of CPC is filed praying that in
circumstances stafed in the aff davit ¢ Med in support of the pelivicn, the High
Court may be pleased to gu spend ine operation of proceedings vide
B. AN. 1086/S980/B/2 /Y DAR 02 tle-office-299800) dated O5.07 2084 issued
by Respondent No.2. Pending dispa SB al OF W iP 77009 of 2024, on the fie of the
High Court,
The petiion caming on for hearing, upon perusing the Peliion and the
alidavil fled in upper thereof . and "the order of the High Court dated
'on 2.2028, OS 02.2028 & 12.03, 2 8 made herein and upon -- th
arguments of SRI KALEPU YASH IWANTH, Advocate for the Petitioner and of
GP MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.t and of
SRI UDILEEP KUMAR, Advocate | for the Respondent No.2 and of SR!
SRINIVAS RAO BODDULURI, Advocate for the Respondent Nos.3 & 4.
b
WRIT PETITION NO: 17011 OF 2024"
Between: : 3
Lavudya Mamba, Wo Sri Ramus Aged about OF years Rio H No FS,
Pandurangapuram, Khammarn- 507001.
------ Petitioner
AND
1. The State of AP. Res. 'by iis PriSecy Department of MA& UD,
eee Amarayv ati, Ssurtur District,
The Greater Visakhapatnam Municipal Corporation, Vishakhagatnam,
Rep by its Commissioner, .
"te ngere ao +t Fae fi
teeny, ~ ' be, " nr ¥ Z call "ag, tne,
ey fe te ft Kats cos ya La ws fy nee "44
eee? "% im bere tae yerr a3e 4, eae ry, So tae C3 is
Lg "ned Ls roa , heer peo ae ee tab fat f% or 75) is yet,
a weere Seed" * & eet Fae aes ve cool "One ogi a wre 697 Lod Yh
"3 a os bay ee £ . 43 ieee p " hy 7 bes S "ot ee att
2 ¢ tone Raa soog aalea nr 3] tn. an £% - s 4 te pe. on he
ZX boon " ae ~ "en, oo ee n » fn te S37 "9%, ve oa
LES et 5 fen o po: toe A A ors & % ae "e% Se) ye
, a % Gdn the "% 5 he . tnee fee ened Sooo. *
o% Se ue hoe ne nd a OEL% SS , We OE we 89: ft
" £% mm, £8 4 rs Z : vs 3 % ran 'en Bey te 1
a on oe, £8 a a, . ti Oe sa ae C3 Ch Oe Son CT
7 ih : Sees "hy : ag] al ge te net 'ed sayped ye
we 'a wef bh ee "4 ey, a a Fetes ee, "oe + ed lg! 6 heer
- a +5) Looe ' % 744 ty hat "he L pease
£ hood L. ena i on o aa ae boos vod 4 weet £4 ay
2 vA fore 4 ge as Se abe . fooe 697 tA oe
( 'f eteee ee enaed or gree sneer ees 663 tne toes Nx ys ene D4
hvac %% Seve ie ke os % ; hoot mS SZ 'rae $3 bet Od £% Mo 4
a oe 'ad Ga yi "ee hs rs Q [oe 'hd | 6D ©
2 £3 were, $8 had eo sed te eee? Ms won Me £ Pace -
ci wi tad we RS vee nn oe so ay ie Noone, Bi on
. - : ote Shae 2 vad . ; a ove * ce iT "
: ea gee 7 el ger eed wo Cy ene wegen as CS reer: i) Sanne 597
tern oh. "et cmd ln A ca aD od x aA i £4, Bes
ay rae' 1 ' " en pees: ones bee Los on ae" feee. Mae 4h oe ieee Fae
a 9 © 8 - © 6 2 GS B " 6 iB
i: wer 4 4 ded : 4 ", . per rage Gees
ae yee ot Reed a a is pe a a poses) a A My ae 4
we iL i iat bo Gon A fo ton 4 633 - ia we ~% £5 See! nd EL eR
fr be a Py Pee a ae 5 ty £2 ko ee ran, eet CS
~ ae iG ad et "3 gh, ST oe £% rs oA * me thd os ed
a: j een By Ch. cheer Soot Srey ges bees a teed ° ifs Bs gr vet uss aad eee
x Eee et ES oe wees - be UP ion,
we ft pod ee a CP ge As wy wm OS "ed ae oe
% wg, rm ae ; cn: no ns an 2 ay Ge eed a ee
nee eter ws ay yo Pog Henk Neel £7 Hort a é he, vie a ab *
ae on -- gee eee eo ' wats hore we, vy wt "per fe r¢ can
an be So KE ft qs wheat > ns re A oo BY oe ** ie @
' ws £% 'y vibow " tat yet eet os f. : ' Nine, ; haere ee a :
hee oy * eheet . tH on Sine Some Sheet fore feat id red ts z "ers
» tei TE oi 'eee as a a a y . oF C Co a)
Sh «A é edo. wae re 7% shee? cot ey poe Sone. "ay 700) 'coer ee yee atl
Soe he, of pds 14 fieee, bow. 7 weed tS et on 5 en A
m we be " 63 bove AG ty era sree yo rn dees oboe! $7 rom cy
Go FES rg : Chee Ct ae fee . ¥ pe won ee as
re oes "a p aa a nr) tee ge ed Com TD Cs Eh me
Co fm, se Ns 'een " mK o fy oe th oy teee po oy hee ree
peeee cS to 0% rgee, re " Png } sabe. Ct Jaa Sees pe thew if
ty 4 5 Oe oy ed i id weg wm it rs ae my oe
a went so? S. vette a " megee ae ry eter th 'ee 'A 'ts pret 7
ifs ee QR £3 gh tie ba (an ns a: tht ot
4 . is] ihe tot a weno be mw od < ion . os
m £ , i OM ge go op oa ooo Be ia he a
th " be wa Of ae See: eer "a eee i ° fave ra re) 4 gee
"Sy ange eo Br ano i cv ¢ ES a " 3 » | OS
ay a ¥ ae "e oi See LA & i tb hook 5) a) eo
2 me 8 go £ 2 6 he oa eB oe fo ae ©
eng fe BB re *e 8 o & 2 te BY % @ ar!
a a > Be gq OSS we £2. a on are Soe ' vepee Ba
Fa ied ne . eG om aa Z poe te ty bord on ts GG nae as ue rs §]
se, Ma Sh Cy MS soa a o 2 Se ve EB
"ty f ", "ee $ ; aS ie aed yee f* toy : oe ee
eo 2 wR BO 3 8 2 we € ef BB 5 6 £ 4 % i ee
4 re ¥4 yer we % wy Fad thy ben ty Fan howe 2 oka
ae one te f se ott pee rae a cal
is rn a @ eee e $e a: a oe ree i 2 oe hy in i a ' wad aft
a : ce OG & ew MY wm ar a nh an? os bed "gy
a ee my he BY CO vod wD id g £3
a ro ae % " % £3 a a ES / pe fave ter Gy eee Se coe ky eed Pa
ca dae > 603 OOS i fee at ihe a ED Be | Le @ . nee a oe
gh tb ro 'ed i) g vty sa me KE gE | eo a Pia
oe . a Sm 2 @ & SB: a ey we & SB
oe asa ene as . ee me + Aa 8 ; " * © Bh
* Pees M. a me me tb Irene we we, £45 ft ss Fae
whoo. fy re i , oe Goon ied ee a ages é ae bate uy
pee por tye ye vapor "2 765 wm ¢ Green C3 an
' 4 7
e282. EBS EE 6B S ee
een Son Me gt od ~ yee ee, i ee ae Sd
, Me De. tony ges bbe i ry
Yahn PR ay ETO aan arsaed ted
ae
n
ba
he petition coming on for hearing, upon perusing the Petition and the
affidavit Ned in support thereof and the order of the High Court dated
28.11.2024, a1 2028 OG.04. 2025, _ 08. Q7.2065, 24.07.2025, 08.02.8025,
17.02.2026, 03.03.2026 & 12.03. 3280 ven herein and upon hearing |
arguments o PSR KALEPU YASHW) NTH, Advocate for the Petitioner and of
GP MUNCIPAL ADMN AND URBAN DEV A &P for the Raspandent No.t and of
SRI JDILEER KUMAR, Advocate. for the Re ssponcdent No.2 and of SRI
SRINIVAS RAO BODDULURI, Advocate for the Respondent Nos.3 & 4,
D.
teeiy
re
WRIT PETITION NO: 17023 OF 3024"
Sebveen:
Ainampudi Nageswaera Rau, So Ayyanna, Aged about S88 years,
Ro.H.No.7 1409, Koyavarinaiem, En a madala, Guntur-822019,
: a .o Petitioner
"AND
4. The State of AP. Rep. by 'Hs PriSecy.Department of MA& UD.
oecretanat Velagapudi, Amaravall, Guntur District.
2. The Greater Vi isakhapatnam Municipal Corporation, Vishakhanainam,
Rep by its Cormmissioner.
Mis.Hayagreeva Farms. and Oevelopers, oor. No.6-20-20/1,
Sao
: Fiat No. S02, an Sukshe stra East Point, East Point Colony,
~
4. Gh. ase Sia 'Rama Rao, Aged about G¢ years, Occ.
shna Poultriags, Old Dairy Farm, Adarsh
Business, RYo D.No.2-348/1, Kei
Nagar, Visakhanginam, os
; . Respondents
Patition under Articia 228 of the Constitution of Indie is fied oraying thai
in the cirnumiatances stated in the affidavit fded thersavith, Ihe High Court may
oe pleased fo issue an appropriate Writ ar order ar direction more particularly
in the nature of Writ of Mandamus' 'declaring the action of the Respandsnts
}
vide 5
N
N
«
x
cant
x
x
OF
N
te
s
B
x
"7
a
xy
oy
hates
y
u
&
eeding
<
ws
ok.
ending belween
3
G
a
x
{ OF 2024-
*
*
'ANG
Sicurmsiances stated in the
ce,
2
of
CHET,
i
Fad
"~
g
Hon camrdng o
:
3
¥
=.
a
As
o42
ti
CHOC
A
PAA
ay
WRIT PETITION NO: 174194 OF 2925.
Setween:
aT, AM Wlapudl Anasuya, Wio, Muflapucil Venkata Raa, Aged about 60
years, Rio. Door No. é- 20 1* Ward, Near Cinemahall Canter,
Jangareddygudem Mandala _Lakkavaram, West Goravart District,
Andhra Fradeshs-534451. -
Patitioner
4. The State af AP. Rep. by its * Pr Secy, Department af Revenue
RY
Secrgtarial, Velagapudi, Amaravatl, Guntur District.
KA
baa:
as
45)
Co
istrict Cafiector of V4 gakh apatnam, Vinakhapainam.
Bad
The Tansiidar, Visakhapatnam Rural, Visakhapatnam
4. Més. Nayagreeva Farms ane Developers, Door No b-2b-s0!4,
Fiat No Sos, 4th Floor, Sukshetra - East Point, East Point Colony,
Visakhapatnam. 530017. Rep by its Managing Partner
5. The Greater Vishakhapatnam Municipal Corporation, Vishakhapatnarn
by iis Commissioner, |
Respondents
Padition under Article 228 of the Constitution of India graying that in the
ciroumsiances stated in the affic st ad therewith, the High Courf may be
leased fo issue an appropriate ' Writ ér order or direction more particularly in
ime nature of Writ of Mandamus declaring the action of the Respondents. more
particularly t the action of 2° Respondent herein in issuing proceadings vide
Re No S0a7/200G/E2, DL 10.030: 2028 By which ihe Res pondents are seeiang {6
wane
reaume the land admeasuring an extent of Ac. 12.51 Cents in Sy. No.gg/8 of
aniada Vilage, Vishakhapatnam Rural Mehdal, Visakhapatharh District
s
3
particularly the land in Plot No. 1S admeasun ing 362 Sq.ydsa as being Hegal,
<
arbitrary, unfust, without jurisdiction violat ve of Frincigies of Natural Justice,
violative of fhe grovisions af the Transtar 'of Property Act, 1897, Contrary to the
saint in WP Nos.38413 of 2014 & 26863
OS:
Order DL. 19.12.2017 of this Hob
of 2015, and violative of Arnicies 44.24 and 300A of the Constitution of India
oe
dove
nace
¢ ,
ae
{2 he
oh os
7
:
§
ya
x
':
sf
be
per
Seve.
eve
CEG
ee 4, tk
feve :
os
whee gone,
rere "aoe
"agen
5 '
aces thal
he 3
Be gpk
a
¥
si
4 OF £028
.
Gorsequenti
£3
Ny
N
IANO
ae
Wlteds
teed
ve
ae
os
g
circumst
oo
he
ry
x
Ky
ns
'
oe
~
SS
z
mt
So Eiadine.
€ OF 2025
-
s
iA NO
oun
OH
a"
--
y
gt
TMQSSUN
{
¢
Ny
Ni
e }
'
g
3,
od
gr
ao
fee
Fenn
18744 OF 20847.)
»
x
WRIT PETITION NO:
&
*
x
ehwee;n:
> AND
Secretarial Velaganudl, "Amaravati, Guntur District
s. The Greater Vi isakhapatnany | Munici pal Corporation, Mighakhapatnam,
Rep by is Commissioner
Pye
3. Mis. Hayagreeva Farms a and Developers, Door.No.6-20-20/1,
i . en
FlalNo 50s, 4° Floor, Sule shet va Egat Point, East Paint Colony,
Visakhapatnam S30017 Rep by iis Managing Parine
4. Ch. Jagadeeawarudu, So Rama Rao, Aged about G4 years, Occ.
Susinass. Rig D.No 2-349/1, Krishna Poullfies, Old Dairy Farm, Adarsh
Nagar, Visakhapainam. |
Respondents
Mehtion under Anicie 236 oft ihe f Constitution of India is fled praying that
in the circumstances stated in the affidavit filed therewith, the Hi igh Court may
be pleased fo issue an appropriate Wink ar order or direction more particularly
in the nature of 'Writ of Mandal mi As" declaring the action of the Resgondents
a
rnore particularly {he action of Respondent No.2 herein in issuing proceedings
vide B LA No. 1058/3960/ BIZTYDAZ021 (e-affice 2G 9800) dated OOF 2024
keeping the Guiding permission granted fo the Respondent Noo in abeyance
and further directing the Responde nt No.S fo stop the wark and not to proceed
wilh any further construction activity soidy because of the civil cisputes
Sf
pending between the Reape sndent Ne. 3 and Respondent No.4 as being Hegal,
arbitrary, unjust, violafive of Pri ciples of Natural Jusice, violative of the
grovisians of fhe Greate "Hyderabad Munici pal Corporation Act, 1955 and
"ete id: BORA of the Constitution of India and
' proceedings vide
GSO} dated OS OF 2024 issued
iA NO: 1 OF 2024:
Petiion under Section ?S1 of CPC is fled praying thal in the
ciraumetances stated In the affid lavil g i filed i ys gupgort of the petition, tha Nigh
""% eet n
Ge pee HED Sah gry es, re i 4
wang Ape. wtaee eed rit Praag bie hel ore yer. ton o
we On, wy, eb oa en te pu teeodt nm wn ws a3
a ns " chee fem gee hee oF ae ae oh ae A A
mh an nn ae Cy ke 'ies ee % we FS
* x pare wher. P se 3 'e yer aren 4 Lok Sooo
be a Be B. in eo a %
2 i dh tq me @ «=~ oy aa og eS ae
<r ve OS to ke rn hen "
tal oo * Ladee ae Pen oer € a 4
wn i 7% 4, rss ret we ee ve ae % tr
cps fd shore SA ; vd $33 oy toe a oe ci
bead xo . er ao vere, whece om, yer ae Lf wped
& nS go ce SO ot
Be ON eS neste a ' wy ree oo eved 6%
Gey a a rn) is sod weg OS
: a7 rs " re) "oo bon oo Lhe ge Le
"es haeh ft os Sok 4 hare , % we es god KG
G4 % ee vhect Me ets s eed $34
"an "74 3%, ¢ ua ay ent 4, the + door ta hea c%
oo be m % 226 © oy an in te OG 2 om
4 Y on eo ay e "s ss x a a th ad Ms sted wy
a, " H ~ Lett " . eed gee oe
3 pao re pou os Tag be copes ro. aewee we 3 i, CC we od 6
eet to 5 re (i a ne ee nae op wet lon meee yo wee jer
ager. £% vdeee ag ong es one "ee ged eee " ty, ae. et in 4% Sen:
* tabs ver. > a ie a re oe Poo ° tay, apo it a fes4
Lut ths ' te - fay . Lone. 5 Ag a ca Com wn 183 eer. we
nee owe ond ce i Ae? 3 on ry fen hed ue eee etre, tye
aren, ag roan ra 4 bee, . Bok was was on 7h% 4
Brand EG nn ae en OTS o% poo he Soe gee fi bebe
ES bees foe Fe Pan; nr an nO
bn es ae eg 35 w oe fete tefl ay a
Inenen, 43 eae Gest fing - re Faeee aes " Kas a : lene rai *% %
7 7 pee. %, orang * se, as % 7 £ nape ere fe "a toaaet
Pag on 4 a, fond oe Zs ie ee OL. 5 he fs oF ge, a
gE a £3 rt Kg ae oe, on si ros es os bh. BRD
mae "0 wg rr re tf 0% bdo pitee ogee OEE 53
Land eA fon ie . i$ 4 . reo in te? ie oe ae gn. "
1 ke a Ol th 6 mS en re Go Bo & & mB
se 5 ES tO wy @ we gy Oi eH
"a a an oe: a "ye OB oo &
oe . & BM - re i oe Boge fe & S
co be te Be OS £9 Cy cn oe Ek, oS Be mB ee
: £% z . Toes - tee ae ay 4 rca when 3 ~~
fon 5G jen dent 'yen 0 CS en [sei yaad i nese rsh] 7) A * rs
a ® tn : 4 r a pre. ine grees. nee
- & rs fe S he tk Be
6 oe Oo Oo B es 2 & ae
. aenee there. ° ; " iy dod: a, ine, , " ,
"fn Fi oes ; « res ae, Pe .
LD Br SE ee Be @ i ke we A oh of
wee * dead fend «REM ree Taare & Fiewe tn} 4 e
g : SO < {7 n% Z
Bo ob &
Petltion under Article 226 of the Constitution of India Is fled praying that
nm the circunietances stated in the affidavit fled therewith, the | Hoh Court rey
anon
be Geased fo issue an appropriate. Writ or order or cirection more particularly
in the nature of 'Wirt of Mandamus' declaring the action of the Resoondents
we
vide 6 A No TOS8/QS00/B/2 T/Y DAS 2081 (e-office- 209800) dated O6.07 2028
more particularly the action of Respondent Nog herein in issuing proceedings
keeoing the Building oermissian granted fo he Respondent No.3 in abeyance
and further directing the Respondent No.3 to sfop the work and not to proceed
wih any furiher construction aciiviiy solaly berause of the civil disputes
pending between the Respondent No. Band Res spandent No.4 as being Hegal,
arbitrary, unjust, violative of F nncibles o f Natural Justios, violative of the
srovisions of the Greater Hyderabad Municipal Corporation Act, 1958 and
olative of Articles 14, 27 and 300A of-the Constiuton-of india and
Consequently set aside. the proceedings vide
B.A No. 1086/S980/ B/E 1/Y DA802 1 {e- ~offine- 299800) dated 06.07 2024 issued
by the Respondent No.
IANO: 1 OF gog4:
Nees
ircumetances slated in the aff idsiit fled in support of the oetdion, fhe High
Cour may be pisasee to su spend ihe operation of sroceedines viele
GA.No. 1088/2980/8! ZAYDA209 {le-office icoe-299800) dated O06. 07 2024 issued
" Respondent No.2, Pending disposal of WP 19745 of 2084, on the fle of the
7
The petition corning an for hearing, upar perusing the Peiiion and ine
affidavit fled in support thereof and the order of the High Court dated
28 P2084, 12.72.2084, 09 4 2038, OO. 2025, 24.01.2025, o6.02.2025,
Rg
Ye.
a
2 2006 OS. 8G 2076 & Pier O28 4 made here? and upor hearing the
arguments 9 of Ads. Ralepu Yashwa wth" Advoc aie for the Petitioner and of GP
MUNCIPAL ADMN AND URBA YOEV APS far fhe Respondent No. t and of SRI
{8748 OF 2024
°
x
BN
.
WRIT PETITION NO
Between
re mie % Seve a yoo nee oe
here Cn gee me ra or "nes gn wy
"Meee sheet io ca as Oy toes Ub secet
A ES & ae es tA y% . yes 3 om, in
oar ay beter "%, cart og, ood *y
ee fe tee: Lng " is oe "st Hy
oa &, ae, mG B oe ond Th. te
«ge 5 ke Eb ane red es GO
reed fosee chee s rm ra peeee vee
on By od "oe wh Py ae we
voted oh. ne ye wt ei nee. % a3 wees
/ ', " ES * a
ss w " o Th ee : 4
é ui ¢ hs $35 64 nad ae
354 Pg ord rab) ibd bd ee hee Oe
are e - & BB 6 2
sp " aeee re a, , ; an the th oe aa
fs eeee a f e A %
fy, it an 3 ae
a Bi gh BS gy we a
a na et cane 'y free, . Ee o we wag
oe "ort a yee, wee Abowd a ae on, "ad
an wees eA, ft ware ger ates rh, oe
; fon tee nr a amr sais wm 0G
Be & . &£ Goope te ee
"Ae whrct % nes beter ied ( veeet . ro
> or We 3 Ps Lat oy
4 'ee we wea bape - can , ea
on ae on ae deborw Ly ye, sot ans oo. oe a
oa. 4 2 F fe im Bs S a &
" wang £ ict for aioe a,
. Bw Em 2 9 B a mG,
ee yO foe Cy tee Ee &
mt an 3 i
ne lene. af 4 rea ay if 4 we "ks £ "
a Bos en on on co, w &
~ Pet th CS gees, 27% CS ae al d ey peo
iw 4 Se, EE ee en (on cs y
é eee "er hot wages ra shone Parte a3 a ted a oe os a VA
vibes ny 88 whee oe % pe , af of de w
Foe 4 ae 43 am s ee oe gt oe eee ops ase ee
oy & & #£ & 2 RB ne? ans, sek %
S pow Se ee eR og Rea wg US QO ge
8% BY ° Od WE sln i a a ae. ba
@ wm LE tH : Bn mH oe
a eae hone aw ine "ES
aritirary, unjust, violative of Princi iple ss of Natural Justice, violative of the
provisions of the Greater Hyderat bad, Municipal Corporation Act, 1899 ang
iolative af Artic cles id, 27. ane: 300A ef the Constiutian of India and
Consequently set the proceedings vide
SA No T086/S9e0/Bey/ YOA2021 ie off ica-ZG9SO0} dated 06.07 2024 issued
IANO: 1 OF 2024:
Petition urmer Section P5t of [PC is Hed praying that in the
crouristances sfated in the affidavit Med in support of the petition, the High
Court may he pleased to suspend t 'the operation of proceedings vide
B.A.No. TO86/39680/B/2 1/YDA/202 1 (e-office- 299800) dated 06.07 2024 issued
es oe ze
by Respondent No.s, Pending distes sal 'of WP 19748 of 2024, on the fis of the
Nigh Court,
The petition coming on for hearing, upon perusing the Petiion and the
aftidavil Med in ae thereof and fhe order of the High Court dated
os
arguments of of Gr Kalepu Yashwar th, Advocate, Advocate for the Petitioner
and of GP MUNCIPAL ADMN AND URBAN DEV AP for the Raspondent No.4
and of Sri LOMeep Kumar, Standing Counsel for the Responde int No.g and of
S.OG.20e8 & 12 4.2026 made herein and uon fsaring the
Sr Bodduluri Srinivas Ras, Advocate for the Responder Nas 3 & 4.
WRIT PETITION NO: (9754 QF 2034
Rathween
+
*
wo
ae
ae
fy
a
ss
we.
oe
Vallabhani Bullralu. S/o Subbanna, Aged about /2 ye
Vedullakunia, Gopaipuram Ma ndal, Ww ast Godavarl-Os4 a6
" | Petitioner
SAND
seen o " * ve fy chee pe, ope t4 tes saghp- fh repre, An "¥44, nye Bt
er oe cme Som, Le ote LA a ar a a 43 if a LD steed Bo te $57
bevel eer an ee a th Ded 3) es, wyeee cheek £% ont 4% 5 766 yor goer yon oye,
ore fee oo ¢ "% Loe i Lis brow, 're en es or oes oh is g ¢ 03
veel 44d becud as rt rf theod pee 3 wt Seve ro bone te S07 ue £05 CB ra
gre an Bock LS OS & beer pee tL, ave rag eee oe S, whe Mt oe
ot "i wy ef me ET & B G& pl ge te Se TE Gy
"of * Sneed 4 wa 3 re Soe toon ae, coe Proven Be owe wee 'ce tr, 53
ea Ko. - "ner we ~ og feee seed pees "5 a3 ote 'det 4 ahd WE
west % " ged eo ™ & Be 8 Me OO @ me
o cet os a we, { aS,
ed on CL ee Om fe te, GE gy oo is Ch rn a
"ig £3 ae as beer oy e as bore pais yer * ed th '
Shore e ad aan pole Pas 4, debe an < Me ran eet heer od £5 ,
teat a a ro "< Lh. ve , o e Ss % adn "e, oA a; id an ns a EM a i C%
aber. 7 hee coho 4% bar fret 4% tr vee 3 ood Aj st
eer , ' Sy raed £44 gone wy "' wee ce Fy
vee as rs ets ve ie sedee, a Gd bere re oy cncen 4 % ny a ieee
a oa nat " eee pe Be fe me He OO " ne a)
a we £5 shoes "Ch at om ot vet "% we ro yee "ef wt oe "ed
on, 43 ee OE su hy ~ Ofte uw ved --- ny et ; 4 FR Ue OB
oo < Swed Fee ny co a moe fs , 0% o ae CA iG
Seve ee eR i 57nd ee 2 , ¢ ry Oe ed iz
$a ee ui tf @ os oe Sn 7 a - - o a e n,
S; need ZX % paper f hens ee ger ae, z 4. LA ten, Mord: be Fee 0%
oh > iy rs fu shee 53 "3 oh - ad ec Le £% aes bees
oi Seve Gi and fe . ones ee Seed Soe fone Sy oa ws Py a s00e, «eee lose
¥ ro Sone ator 5 oe van 'ane. "v rs $1 She o ne v4
Meee an h ee a z Shawn yy "OS bag $43 CSD oe " vee re, rag ad
ae: £4 on Le io thm @ the rs the os "as : a >, SF ood SF prwoes Coop
Se phe (os a ar @ a 7, SO < e
oe, aes on ys fh San ce, pe yee hs ", ' q i a 5 Dood '3 4 ee aad
. aot hachete oneee . ~ a Jo iy ree % a heen.
to we OO a ee a a a a, ne ar .
a we es on nr Of fh Be te
eh, on, ad *: : rag! "rt on " cee r yee C3 £ a7, ues te "
ST toned eT Oe BS ee es te ge a Te gs
. Od tonne bored nee ra 'ap o
en % " thre a oo Seve i we wot wee te a tee
ay CE S hoe ie SEG [oo oy a © a arse ,
ge grat LP on os os o an £35 , wae
tee * 0% gee "ee We an ton, mm Cb OF 5 oar i ee 3
Fea] bees rr, ry oe g then ert " bd id a eg, me 4/7 aed 4 ay
"5RS fer "3% i nies, $ poe Se yr a o és "bo
ee << & : nd a a ne ne 0 8
44 "ea seseed " mt "ee fe cob we ns iy is 8% aS
ey Some oe te. babes wenn os 4 pr e , bs el x oe Spat
fe Bg BO th 5 © & Be Fe 2 € ow a ©
ay hh cae? ee £ 2 7 ' tif . "age "7 ry Peer he Loh 7 a fee Va tse te 6.08
iy" wo ee ae ken pee ven, fd one Sedon "PS ' sea m3 ef ee ce:
Z dog 4 oo wt A
ae ge on boo " 4p - See rs fa as ateee ww feee 4
bee % ", " eer * ¢ feat on Sead? ge $y nf 4 Sood 4, ~ eer "agers
ce 4 ee o% p ey sen Ud ¢ bee tA Bag 3 in we Irene 03 ¢
bey $3 £4 - teee Os et fing coer tee % ne ifs "ne ote "4 ¥ fue
- ns | a a "8 th BO gw Fe oe td
* ye anee heen, fs ef ae ert, wee, tego Z on
s
iestere
A
q
7"
the Res
uu
$
y
eS
é
eapud
ry
ve
g®
WwW
.
onstr
RR
aa
4
ar
N
§ Siate
8
v
f
eA
eater Y
gS
.
°
a
R
a
ty
i
a
5
2
u
{
i
yf
'
amt
o
e
ee
; 5 Ee
v £% ' ee 2 : " Seve
vp A! im where ove ibe beoe % ted '5 "4 is : a ee :
eg" 822279 eR £25642 2% BES ow FZ
oe fo Bw OO fm i oe gg Bm a nn a
cn sn coe * Se m & © 6 & 6 BE Be Be & 2 cA
we 9 td et ey sg th £2 § » bh 2 2 OS Gee
4 é ge ad 4 i . .
weet prope tebe pa Spee we ee a wet thee Bae Ly Se
x
¥
ANG: TOF 20284
¢
Court may be pleased fo SUSE end the operati on of oroceedings vice
B.A.No, ATOES/SQ6O/Bi 24: NDAIR02 1 (e. ~office-299800) dated O8.07. 2024 issuad
Fs
bY
by Respondent No.2, Pending disposal of WP 18751 of 2024, on the He of the
ey
Hi wh Court,
The petition caming on for hearing, upon gerusing the Petition and the
Affi davit fled in support thereof ans the earlier Order of the High Court
17.02.2026, 03.08.2028 & 12.09.2088 made herein and upan hearing the
;
RERALERPU VASNWANTH, Advocate for the Petitioner and at
GP MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.1 and of
SRI LDILEEP KUMAR, Advocate - for the Respondent No.2 and of SRI
5 SODDULURE SRINIVAS RAO, Advocate for the Respondent Nos.3 & 4.
arguments of &
%
WRIT PETITION NO: 19752 OF 2024
Setween: |
x
Gadde Lakshmana Raa, Sfo G Ramas sshandra Rao, Aged about 60 years R/o
Door No 1247, GaddeVari Street, ut tlayagudem, Ganapavaram Mandal, West
ENstrict-5o44a7, |
Petitioner
AND
ee
Secretarial Velagapud i, Amaravati tountiy Cistrct.
2. The Greater Visakhanain ar Municip af Corporation, Vishakhapainam,
x Rep by iis Commissioner. --
3 Mis Hayagreeva ram o and Developers, DoorNo.6-20-30/1,
Visakhapatnam. Sa0017 Rep by its Managing Pariner.
eo
ts voted 541 ade: nee,
ve re ae res re "a, tH ots
fp ieee oe aE en cr rr nn
fs mH tone deer o for ai CAs End "3 AS Py 4 anor od Ch C5 th pe, :
4, , Ben eer eet hee A, te ri GE Snoe ce ode a we fo Bb te Be
~ «ff <r a re me BB 2B RP we ko Th 4 & £
eee onnee. 53, Seu, '. S thedor Scosed er < "s regen we % heed
Be gael % SS, & te @ 3 an bn Cn an ts ED ye an a
% Bree ee oe pa % Pad Seed Ly aes Heord pe Wee as) kd Fae Usa hee
iy drew a y a) ad See een ee Sat d CSe gy tty Bess tlle thy ws A od
oO ee? o 8 SB oe eo en es mb wy B
* i ey wee 4 hove rs es save, raoe oa agree Sno. i ae ye ee
A Be doo ays Vp a? ee GG Cpa veers est no i ator
ae we 6 te Bm Ege NG toed % as an
: ty wm " ity 5 ied a <n a on? fd rr pm 8 tp @
ae) ee a vee Ld "3 it Hy ae grr a : oD o% ee " seed % " ae A
or the 15 nn on ns rs a Oh £
« ce renee vigee ar oe rhe the, 'e sabaing
sheet oS ia fens oan B oA "ery & ci on oe, ee 2 , Mor ye " eat
ik rr aie! ces) wy wn OO wd ee wr ite po " ge a no? Ch, EG t fre, ee
% ehaed ws ' £, . *. cong S een 'a "s,
oe aos " 475 tan qe we Poa % eee y 'von, a " 2. *, "
wm oe yt. nn ca ans wh EES es 4 a 5
an hs re OES we OA os , fer aoe
"C4 + pene. me lene waren gee ye ary As ee i, * ' "tp She ten, Cs C4 er
oi Son ween teoeb bene hs Sen 3 e3) oe oS eb wy beeen syect god os ed te
. --, "3 ie "i ry yA sy se es rn Sh, A Eh
by Seen Ps, H % "rr ad mo hed Me Co gr As] ee
wg £% LS ore
wees
pot Seg
¢ Soe
a cael . tae 4
£ 'eed
vane a
van Sot ot bee sehen 4,
23 od . bee %, "4 ry O
ras red ne a a {tytn 'ned Ad Uy ws. is ) oe Rane
oe kh 2 & © w 2 ee 4, 08 ton yes @ OG
£5, ty een e fete we Soon hE £33 Ss Gh. .
beens - ed heer chet ia Ka a3 nee thee sg £4 ee ue
oH ws tone thee $3 whet ent is vaeet ae, "oS 5 Teheee oS 3 ord
eB & 2 2 6 & Bm G@ Ee di Og
oer ifs % we oe) agen " vl "hoes bi ene aos $3
elas iy ME no ' id 1 KS yee @ Fass , a gy sae
by EE ee B ts Bow 5 OO gy ue 'ned bon
fe Gio wk oe TT By. gy pen GY a het oh
ry athe se ieee a a ae aah x ie "Git 4 ys iy :
£%s were "a, , "hs we oh. th? st oo ae mee oe ces) a ue ie
rail ras co 53 "Sy, Son Me ere, por the raed tone Af wit, went x eee 'naar
"ff tr ar) - tee a beg C4 oe 460 or negcee pe, mn se
ae La ot hm GE yee pee We ber ag Seay ir ty EE
e3 » ond wae fn at Be bbe. bene oe nS beer os rac) ee aie ie
r : aaa "4 ee fate 4 i ee 7% oy Jae laden. ¢ % a orn, "4 6% he
rr ong a a ano: ee rn a "oS
ey 7 EG yn, eek rn Sn on ond oo ft
it : ha t 05 Pag) % ie v tri &3 Soc. ala we
"ore ca] ra i of Seoe --aat od on ati 593 wee wales Co 63 or wf 'eee £G
ns en "a th me GS wm ae © & SZ ood mm gy
5S , 5 Sod a3 od eae os foro bees oe ey 433 'pee os an woe
me he Oe a: a -- ae ; : v fg
5 we. yer as ' y Ae fe ewe he we 'She « wn . ehooe
Bs G3 & Bc © fe FP Be & >a a or Jaane
nn 7. on gy TS sheets S & & & i an a cae yO ond Cp gn "nd
i ae. Sie £3 peed rc pe cana Ue a3 ; * c an a
seo % 4% 4% Sewn Ge Sia re, foxx. a ote ap io) th 4 eoee "
a fe we G OG Ur x : oe na ~ 4 © So om x an ih iced wu
pe ee Ce "tc 63 omy abe oot Faas Ae fs ro EY wy a A bens rapes,
LA ' weet oe prea ae: e gee be sees, on el z thi . "A 3 »
. 3s rian rn wD co Kr + nee noe ee as " ty beper Ge wy -
48] ' sees ben ben ise 'oe pag! 9%, ome wad Aen, cient wan oo bd 3 £3
ac ee ene "% S&F tft heee wom, LS wae une Sono ge " re co pees ; Cs shee cooee :
iy Pe "pee tm 4 ; : ye he op on 7 nr ns rag
© ip we 8 a ye OO 2 & B&B & € & G pl me tS ol
F « ' . wb pet vary vee oe wey
og es bees pe 4 os tf & - , mn sn ca "
2 oa Zoe 05. a 1 tings "tim Me bee AN t en
- #2 ®& 2 So 3S Bo @ a nn BE & ® mo Ye oe
se peel 'bord % Bs eed, vale y bees hor aes ne. tad Sie od te 'exe 'ere a a
ae Co SA 5 an ome . bow wy 4% " 'a oe oe ie £4 ha 3
C2 te & Me if Dm "fmm fy kek mw @ od te "wo % + %
te nm 6 wm c & ' _& ~ pe snes AE fe eg" Co ged
; Pap ey OER Ee ee es ae 5 rn
ne » 2B wm oe Oo tf om oO wh, gy tm me a %
ng Oo gs cee oe , an a Arar ne A mF
be Od xo ah pa bere cuen aN Ge vin + us ave EL w : " a
ee foo ened rine as Serbo "es Sees wee oot > a ae @ ry per Fa a Sond
"ao & i om £ = rn no a rn 4 84
gr bs 3 +4 tee ioee7 ne ron we oe sewn, eee 3 . G3 ond
hee ee Ieee "eae A ae bee. lon te 6) ho Ps , a3 vet pf fe bee
a) By oe Bb RE ES. Pao La 4 iia weg Fe a Why ne 96%]
or, eel Aud £03 f % ae nee poy 4 % sane
a z
YA
* "> Ry aoe &
P2088.
2
TAOS 2088, T.02. 2025, 18.08. 2026, 08.09.2025, 20.12. 20285, .
17.02.2026, OSO2.2028 & 1.03. 2028 made herein and upon hearing the
argu uments of Sri RALEPUO YAS SHWAN NTH, Advocate for the Petitioner and of
GP MUNCIPAL ADMN AND URBAN DEV AP for the Res spandent Not and of
SRI JONLEEP KUMAR, Standing Counsel for the Respondent No.2.
7
pees
bd
ed
Bos:
hh
oe
4
oe
Bo
Bo
63%
WRIT PETITION NO: 19753 OF 2024
Retwean:
Gadde Muniawara Rao, S/o Ramachan dra Rao, Aged aboul 88 years Ria
- . Petitioner
. OARD
1. The State of AP., Rep. by its FriSecy. Departnent of MA& UD,
Secretarial Velagapudi, Amaravall, Gu niur CHstrict.
s. The Greater Visakhapatnam Municigal Corporation, Vishakhagatram,
Rep by is Commissioner,
~
Mis. Nayaqreeva Farms and Oevealopers, Door No.8-30-20/1
tat
FlatNo.d0e, <4"Floar, Sukshetra East Point, East Point Colony,
Visakhapainam- S30017 Rep-by iis Managing Partner.
4 Ch. Jagadeeswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Business. Ryo D.No.2-349/1, Kris ighna Poulinies, Old Dairy Farm, Adarsh
Nagar, Visakhapainam. _ |
. Respondents
Pettion under Article 225 of of the Gonstiition of india is fled oraying that
in the circumstances stated in the affidavit fled therewi fh, the High Court may
be pleased to issue an appropriate Writ oc order or direction more particularly
in the nature of Wit of Mandamus' deciar sning the action of ifm Responcdenis
more particularly the action of Resn ondent No.2 herein in issuing procesdings
vide BA No. 1086/8060/B/Z VDA 021 (s-Nfine- 299500) dated OG 2084
Keeping the Budding permission or ant tex . to the Respondent No.3 in abeyance
and further directing the Responder ant No. 3 ta stop the work and not to proceed
=
a
Lh
rn G4 i pores
a5) 05
" £%, oo L
wae eheee. ee af yf
'shewe wer Fone ce (ka ao '
ne, rie whoor. ah a 5 ot baba >
7% yer bese vapor 104, pen, aa aed af 1f%
taf es heede a a ad Rag og thy ox haere
' gree " . ne , %,
& we 2 B Ae ee B & B
+e "a Ao see ie A "id it 59)
va nee reas we ee "3 wee oN Sen ' "age
ae % "yr Ge wee hoy Tee iM
"hock 3 Z 'a 7 "nemat ene apaee ewe
G3 ee rs Od Sa e 6 Ee te
" = whe a "pot aed "oe eve oA
"ws 'ows ; "4 oe "4
wi he uy i ei te
vos ut he es ae ent Fad At ae a
foc teed Ley weg hey Cod en dove te 3
¢ - m, 4 "4 2 'eon. 3 pe
a 5% ee Se hy a hee &
ne. wre. 4 Me tte, 'we . -
Fas ¢% fh. od 3 em a ase chon, Be
bon Aon bide ween re pe
63 sy oA an a: nn' a
n et "em go @ Oo 8 & & &
a "ang wn ke os on (rn % Sage. grrr
ve - tee pon wr, 7 bree a "4, hee?
on wee oY ay gen a as rome a apie
Beers on os wm OG ro ce we
feoe f Oo : 'a ts, {o #8 7 ite %
es Fad ae Pied ey apr et sity we ~~ wt :
a rey - SA aes ME saa tee 3 i,
an we, ve nr ; an Kp Mn eg!
iy ee bed ie Bf a amo Bi get te ey
Poa & aa TS Teed on hod o , a rg
Samm (a te eg oh pw Be iS
J oh. te ONE Ds 3 UO ene
° 1. Gk ted SB 8 ee © eo we om
% 4 : 7 'eee ¢ nF mS aged Z ns
a apy i Pa an ee OL Op Mm a WD &5
4 hens f see] i Ey, a, 3 »
3 oD ae we " ry'
inne Rb crest "epee aan yet , "e if room
Seed oo ° Ls mS 063 oteee 4%, i) ne ion eves he oe
as thet a SO, che amen
Bed oe "se cad ned te pe is;
' 5, oe eee] Sen we Oo a , a " " w oo he anal om
" Co gen 5, OR pars 5 DS a A Hoon
ws a tile er a aA ee oa a ro a we Sie
LG oe OG SO baat m LA eed cas en, ae Sua
Chee OB oe Be z 6g, be OS» Wom 8 te e «A
Mid SB Shs GA a ne a Ea ie
a. s7 Beh Doacen + ageee or ey 2 pe
Petitioner
¥
°
Between
care
». AND
1. The State of AP. Rep. by ie Pr
¢
Secy. Department of MA& UD,
ween
secretadal, Velagapual, Amaravadl, acs untur District,
2. the Grester Vi isakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by is Commissioner. =.
Mis Hayagreeva Farms and Developers, Door No.6-20-20)1,
had
FlatNo.502, 4° Floor, Sukshetra East Point, East Point Colony,
Visakhapainam Sa0017. Rep by ts Managing Pariner
ni
Ch. Jagadeesswarudu, S/o Rama Rao, Aged about 64 years, Dec.
Susiness. Rio D.No.2-340/1, Kr shina Poulrigs, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
Respondents
Bettion under Ariicie 226 of the. re 'onatitut don of India ig Sled praying thal
in the circumstances stated in the affidavit fled therewith, the High Court may
oe pleased to lasue an appropriate Wirt or order or direction rnore particulary
in the nature of 'Writ of Mandamus' declaring the action of ihe Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
vie BLA No POsea/Sooo/Bie //YDA2021 (e-office- 289800) daied 06.07 2024
Keening the Bullding oermission granted io the Raspandent No.3 in abeyance
and further directing the Re espondent No.3 fo stan tire work and not to proceed
wih any further construction activity solely because of the civi disputes
pending between the Respondent Nas. 3& 4 as being Hegal, arbitrary, unjust,
violative of Princinles of Natural Just ice, violative of the orovisions of the
Greater Hyderabad Municipal Corporal lion Act, 1955 ard violative of Articies
44, 24 and 300A of the Constitution of india anc Consequently sel aside the
proceedings vide B.A.No.1088/3960/B)Z1/YDA/2021 (e-office-2 §9800) dated
O6.07 2024 issued by the Responder At No.2
¥
°
4 OF 2024
.
>
iA NO
: ao ve a
baw rs fee
bere Sipen nares ra +4 ge eck os
25 ey f¢ " rags ben
* get 6 %y $
te £C oct Oe aa 5s tA ee aL ee
soe Spor bn Shane ', pet . rad
3 veers ws cS i' wy coed "
Siper oS oy et . owed ae re ee, Son
o saan, "eee Sener bees 4 $ i
Ong oS chee a 4 we 054 seree
hed oe isan aor at i, rex ¥ "
ae on Se no nr 4 Me
Sons Tene i ih? % 3 we fae a Neoay,
bes, vA we i % 3 St vw Ps
poe ca Ch. ete 'nef wet feee
Bg ee be BG oO 2 a
Ls Oo ast --o7 net: os ey Sy) ai
a4 £48 rn ene. oe a veeed bens
Fe "te eo SBS go FG Ws On, °%
ey 4 ae , o he ee
ants : Oo be an ad
"ty ee . af Sooo. lcher. pe we ee lane
a bi rn per BE aA ya ve *
Leb C3 brow weg booed baer 4 : Se, gene ie
shee. peoee oor 'neagt Ze. . 4 os : Mie KG 15]
A '3 be tagee i, AeA 6% " ohood bone. pee
AA oo Z ae ars ; . eee re
Ot, ES ehete seher bbe as "he a ed
vent i gm ie th, CE vee on
' favs we hood of ee, oe w00 £% yo
bon : gen 4 seh sien ne " we eae te
a © ee o "ee 8 me 3
wi A oe eed Oe) aah 0% Rs
pr alee £B oh. oe a: Be 'Ge dL Me
an Se oe ae OY ug Ss
ig s: oe . , ein a Coes ws - ' 4 ohpe.
S BB BR ed wen ae ES 3 si ee Po
2 Be eS & oe rm a me oS a
et i' oe Ua ed gy "f oe wR ,
3 ® he ' "geek thee Teg ead few ws caeet 55)
sf ae of - gr oe a eB fo
ye y a OL thi : bes on £
eA ee a3 Se wy £4 tgs an an i
nee 5 os : teers aa aed af eo we 4, ois
we yon, or eae oo Some tne & Livin . ico rf
oe eB on ben Gey roe ee ae "
bard a ge a aaa oo om oe fre As %
Sd " "3 ? 'ss we foes ; ane fy
a ge ea : ade rial me Lars 2 Nah vs
"| fe gS oom we SS oe G te wa
3 be ee mR Oe i th 3D
tn
Mis. Hayagresva Fare and Developers, OooarNo.g-20.20/4
ee tl
Flat.No. 502, Meo Sukshetra East Paint, East Paint Colony,
Visakhapainam- 530017. Rep by iis Managing Partner
4. Ch. Jagadeeswarudu, S/o 'Rama Rao, Aged about G4 years, Occ.
Business, RYo D.No.2-348/4, Ke shina Pawtiries, Old Dalry Farm, Adarsh
Nagar, Visakhapainam.
Raspondanis
Petition under Aricie 228 of the canstfution of mia is Aled praying that
in the circumstances stated in the afficia avit Hed therewith, ihe High Court may
be pimased to issue an appropriate iit or order or direction more particularly
inthe nature of Writ of Mandar rus' declaring the action of ihe Responders
more particularly the actian of Rese andent No.2 herein in issui ng proceedings
de BLA No TO8q/OB50/B/2 T/YDA2021 te-office-298800) dated O6.07 2024
keeping the Building permission granted to the Ressondent No.3 in abeyance
and further directing the Respondent No.3 t6 stap the work and not to proceed
with ary further construction activity solaly because of the civil "isputes
pending between the Respondent No.3 and Respondent No.4 as being Hlegal,
artiirary, unfust, violative of Princip! es af Natural dusice, vielalive af the
oravisions of the Greater Hyderabed Manic ipal Corporation Act, 1985 and
Consequently seat asi ide ce the proceedings vides
B.A.No, 1086/3960/8/21/YDAI2021 (e-office- 299800} daied 06.07 2024 issued
iA RO 1 OF 2024:
Peiifion under Section 154 of OPC is filed praying thet in the
crcumstances stated in the affidavit filed im support of the petition, the High
Gourl may be pleased to susmend the operation of proceedings vide
8. A.No 1088 SOBRE YY DAS02 tis. affice- 2O9800) daiad OG.07 2084 issued
rosaht OPW T9756 of £024, on the fle of the
Nigh Court.
~
Ne
sa
22
Oo
S
&
>
xe
a
t
ES
ey £43 agen. a
han J, rhe? ey aor) £% - 7 + "2,
vere res ree od a regen ""y Meeeg 'e poe, * ,
£4 we ot oon te te ty EG ey a ge veo lao
co Loi ir ok re Cbs se ge bebows £5 ge wn, ene on sen i net on,
my a feet sm pees ne or ; bork neces tent y vee aed ee Ws hee feo
tees oy on, lay pee as re 74 2 beg Cs vs ee
2% &@ ua 8 EB Bo ans o. be G ' Bs
7999) . aa £04 on £ ae fae ny r%
eee pe eG ve Co 6 vbeey het thet % fe Ss
bE EM ae "ee a mE oe oe AA
om, oa 2 1% wae -
ra oe ied "oe rs ; ce)
: is oo loo
: P ; he "eo
Z 4 AD
Pree,
~
ae yO mah ee Oo & eS cect
be Cb hd , ae 3 oD past hope Hy ome
So pny Z wae ft" me a 7% 'eee tS thi "eee
wo, her Ling 4 LL, %, ae Foes soe FB
we Fg ' ae + co & Ch and bot ated .
ee BE @ mm & & ER a. i ae
% " 3 oteet ay os Yeadon at aw oD " . "ey a
as woe & Ge ge @ bee Gag ge
fy te i i an Sn ars a eK Ws ER as fo
foe ns re ng "is £3 "pet cine ty " re Cy Pi oe Niesd oe
ga Ca eg C0 thene oA & 5 io ie js "xy "fe Joh z ie "0 A
ney wae ry i, . ve 5
La * 7 tk on on rise 'en ay vr ol Ly cos Or ie Ce 2 pa
ran) York g it Le eeree bf eden wet roth t 7% peed "a aT
" + a u oe nb, , ; ee i -_ . seeee ; rs oa
oo 4 tt few is we epter an AM g Ss Sadr os re pee @
eivie "en, . £74 "7 + bee bape a at 0% " ee i> a Heed
e a, ce nO th oa Soke ore in " vied ne Jove hs tradi
fepe tere g "ad ig en tape ce rere pen sf bree as "eed 04 'ht . es %
rage 4 ' et wodoe. ent ' whe 1% rs KS Sue £ rs: pee
se , : win EY ie xo est LE BS gee toes 3. use
Win So FE pe oat ~ ~ we a hen es
% ie. ' vapees to 3 * i L8% x tats yr 5 weed teen .
a Pe fs oR ¢ wm ge f R Qe
fe ied - . ; il ry 23 a Pn ne 7 Oy ee
eee Seer mete ts ' iH np, <i 7 £04, w"4 4 ; Sree
ve 34 "ae £3 ee" * wi fa Bmx a & " ae as '5 "ene fog eed
va Sf ggg ee 13 ne 6) hs we ors 0 : wo (hae ibon a 4
a ee ca on tahoe Lb a : an ? , ' Pree 'ng "14
8 BOB Bg 2s & om So g Ee B BE
a i my wy Rm, we oe o« i an ca Pn an 1. ig aes
in i * al rode ' 'a n> nh: Snr oA re wee
gh ot oS c "3 & oo ee a we ge tose
a OR com i a «AES See pe a rs Oe OO
% St re roe cn isd 3) 4 kon a Lobe face 4 <f, 4
gOS es a hen YS it Ge "| 6! ™
wee OL ead wy we Boe ey Be ee
Fg uy oa oy eo & 2 A GR
Boe nn rn mes prone a ae Fn no Sis uF,
H 5 coe ~ Feast in wend ini ; aed ; Fe ees es ee
eee hag eat ¢ * Line ieee) ge rs ony feat 3 . As v% * . : beer
en a 4 ad rs] oer, Seni 5 6) 0% Fe am dyed a 3 sf eds eels eve
ws spores ot en "0 were, eet fh. & wes bs pene ce) yer ety J , £55, ee vod
ee ol Cd bo Be" oa & go = 6 feo te pe oo fe ae ke
Wee hon RR $f, we %. te {% ryt at os ao 44 we fs ee rad
We ee ne EBS : @ © % " oe ey ip @
55 MS 8 i se
he pDisased fo issue an appronriate Writ or order or direction more particularly
in the nature of Wirt of Mandarnus' decla aring the action of the Respondents
more parlicuiarly ihe action of RESPEC andent No.2 herein in issuing praceedings
vide 8 A No. 1086/3060/B/Z1/YD DAZ 2021 fe-office-299800) dated 08.07.2024
xeening the Bullding permission grante to the Respondent No.3 in abeyance
and further directing the Respondent No.3 fo siop the work and nat to proceed
with any further construction activity solely because of the civil disputes
ae
sending between the Respondent No.3 and Respondent No.4 as being legal,
arbitrary, umust, vidiative of Prncimes of Natural Justice, violative of the
mroavisions of ihe Greater Hyderabad Municisal Corporation Act, 1955 and
violative of Anicles i4, 34 and 300A of the Constitution of Incla and
BANG TORQ SSSOBIZ TY DARI 1 {et aific e299800) dated 06.07 2024 issued
by the Raspoandent No.2 |
fA NO: 1 OF gaz:
cioumisiane neS Stated in the affidavil fdsd in support of the petition, the High
Court may be pleased fo suspend the operation of proceedings vide
B.A.No TOBY Q860/B/Z TI YDA/202 I (e-office-299800) dated 06.07.2024 issued
by Respondent No.2, Pending di spasal of WP (9787 of 2084, on the file of the
High Gourt.
: The petition coming on for hearing, upan perusing the Petition and the
Sftidavit fled in support thereof and' the order of the High Court dated
26.11 2024, 12.12.2024, ¢ O38. 226, "09.01.2025, 24.01 2028, ( 06.02, 2028,
702.2008. , 03.03.2028 & 12.03.2026 mace herein and upon hearing the
arguments of Sri Kaleou Yashwanth, Advocate for the Petitioner and of GP
MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.] and of SR}
IL DILEEP KUMAR, Advocate for the Respondent No.Z.
mo tee yen, . +. a ne *. gene 1h Coed
eige p ante ve. . tong % " 6 7s 4
{eC en eee, ee ge dd nn es O34 i
be. See et 5 oe bey! horn xe oboe (ier ao
3 wy he op ts ES Ae teat Sree i
"mM bd me ae Send AB Esha en 2
eo EB i re cs wt ei ras ;
it geo NF "f an he % , es be ue :
Bo we fe weg Go © i, Fas ° te
tyre $ ei "o 'e
4 aed ee aS per Seco O iscee 5
: 'aff Seee on w hen faeees
agree ZC bare wotn, sae oon a $ 4 we "3
rs eee fa, as epee % ",
oe ae Dh. pO 5 ch £3 i
oo sod et mtd 'a ran wih i
eee yore = cy Led xO ion woe. a
B ie ae 2 fe og fe
' the a er hee
ae gn we A £8 a me on ifs fad
og Bs te Lib ge oe von heee 3
ae aan ie i Te A" 'nuh ben wo as
fy, oh OD capa bese be eee bom . worse isos as
a we oy te & a Fm ; ys Be oy
fy fad ote 2 ff rp, & Fy oe eh
ne, es boo Set £4 po pi EL oe ie
n a ee het rs rs deer Lot wen len ad 0%
oe he we a? eed iors ce ben p ae *
ri. on £3 ws eed 7 ae EG feos tol ge
he Fe i ts # nod os cep nee
ws & $7 nn a od oy, od ue ca "5
is
rast
$
ev
ast
en, sues me 1% 07
vars {3 mS he ws me an cond Fy ee
a ctrot rete yrs yee vires o% a ie? ;
4 -- vee aloe oe % be "is CA oo
bead : Ly aceed _ pe oe bbee . Beaeed rs ty $7
OG . 'howe CE 4 on %, ae 2 a
rae ge. wy Pees s Pree
5 Aen, etede ty, hes we " " en fas 4 4%
ed = & -- & & BS mw a & od £2 o #
a7 ot f " ween yen won. Seber m3 f th raa8 a4 yee aoe fet
£4 ne So a aS an ie % a oe ws
seoer % " 4 we, ay 'here is ook. "gees yor
cae hy a mB OE . we 8 pee ae es
re, 4 , : ne ft boees SA * : pee 7 . ;
z oo o 8 Ge ew & s $6» & 2B ewe %
s, site * 4. a is ca v ioe cor, 'ee bie
pom oS 4 we £83 we me " i JB a i on oe 4 one bb ose ES eee ied won
fc sme ar: es Oe a" at So & = £ Ss os 2 OS GS &
{ bere ; whee, oe , Je ; ih ks tone ' es a oe - 7
os fo a 3S Cees ares Fs + ios an re "ge gm
133 pa £0 res wn ; a La oh ' 7 'set # "heed £> we eed ok a wines r¢$3 ue Sent ay
7 ' oe. ° low, 4 , peeeee « © * we "
eo © # mb a im 0) 2 oD OG @ & & me EF mm & &
é 2g co qe IB ing xe . ve ~ on 59] te ee fer, ook iy
oo & & * mo e & * & oe ow» £ & B 2 2 e
BB Sho Ce | - @, @e68 €2 62 2 6B
le vr Eb tt Bae a"
Mi
ar,
Cat
1h
O33
mo
BAST YDARSOS 1 (e-office- 299800) dated 06.07 2024 issued by the
Raspandent No.2.
IANO: TOF 2024: a
Rettion under Section 151 of CRC is filed praying that in the
'cumstances stated in the affidaviltied in suppart of the pelition, the High
Court may be pleased fo suspend ihe operation of ee vide
S.A.No, 1Q88/3960/B/2 V/YDA202 e-office-288800) dated 08.07.2024 issued
by Respondent No.2, Pending disposal of WP 19798 of 2024, on the file of the
Migh Court ,
The petition caming on for hearing, upan perusing the Feilinn and the
afidavi fled in support thereof and the order of the High Court dated
£8.15 2084. eee 03.04 2025. 09.07.2088, 24.97.2085, G6.08. 2085,
17.02.2028, 03.03.2026 & 12.03.2028 made herein and upon hearing the
argur ments of SRI RALEPU YASHWANTH, Advocate for the Petitioner and of
GP MUNCIRAL ADMN AND URBAN Dev AF for the Resoondent No.) and of
SRE JDILEEP KUMAR, Advocate for the Respondent No.2 and of SRI
SRINIVAS RAO BOOCDULUR I, Advocate for the Respondent Nos.2 & 4,
WRIT PETITION NO: 19807 OF 2024
Retween:
Eedala Narayana Rao, S/o. Ever rraiu, Aged about 67 years, Rio. Door. Na.
21374, Munisibu Gari Veedhi, Kathe su, East Godavari - 893705.
-- _.. Petitioner
aN
1. The Slate of AP Reps ; Pri Secy. Department of MA & UD,
Secretadat, Velagapudl, Amaravati | Guntur (Nsirict.
2. The Greater Visakhapainam Munic ipal Corporation, Vishakhapainam,
4 + 'ey oa oa
itt gee Ae, 4% sehen, it eee Oo, for. £f5 . . .
ey ae a nnn co oh FoF oO Be ds Gs tS
boot ee, ree. . whee. pore ren So. i the A ee wget, % cet chee Jed oe a8,
fy kh fe ES Ge fe an a A be UH US
vs ty "Ee p vn ° we woreg wet a" Ae <8 'te as) veces othe wee ee ae
" aus ¢ * tes foe Sats 45 84, E i. a y 3
CL saeet ike poe fy, © 6% EE te a 2d : < there DE egite pte
eo Le. ee ow > BG iad ge os Ge te &
; epee, oy o Sebee Vinee hed aed Lo bree "eg odeee. bee oe
on ees "xy ' Oy igs ts a w% A "ae od 0 a aie iy . "hee
C3 Wee i Sree dnt bad vee Ce eam wen free
Ieee. were 4 th a . See + rae os 'ys H qe
ry choad tow , lapoo. ye Ke a . we ge eo rend bet. hed i ye Seve
nes apa Ch th g hoot Ko nap yer ia "ES tet ve Fe tA ; ts
; ae "yeh es eo a5) "SS 2 'ee ney
, bee ieee Pe a hy gle 4 wr ace Or OL ,
OS 55 " ae i rn
As a
id. o rays :
a rs es i red on as nee ipo % "one
- fees a pan "f ose a4 os we? aft 'hod: oO ty Ch, thee oA ed oo
a het tas Sead rf Vopee we o at os si tf Sane Soot eee ut a fy
hy oes aad % Levee am "9% i> Gs a 2 3 om "£5 1) oo) er TG ge.
ls ro tt & £% i) ant a sas: "o% ee os foe! as Ve a Ag is
fog: oA Os oa en es (oe ereee ara poten, nr al "
yp, eet Fo . Stee ay La fy ts 4 we a i Cy Cp Bad
i ss] re 5 sere, £3 pen one G a hat, ; fost wee Lode "sf Pag rae
me Pn no Gp Se wy ee So eo
ns f ¢ wn é eaee "* ntle a wae? % eet Labo 1%
ween @ eG ow a on an nn we a " Pug een
Fg Fea let . ay vote 4 ae wed ? rae *b3 an wy
. ad shpet aA ae "5 a peor were at ad en "eyen 3 ee
C3 hee saree ge f 5 64 vheet "e, 2 3 '¢ ot a MS os sonaeed a % Gree
go. as ftir oe ves 7% "On is an a wee g 7 eee 3 : A "4
wiBee ay soeee 5, ay "eg ayer a eb oh "en, eel, neers gee rea a ~
we he [ thse . oe 4 cpet we en ge ow rs tee ee wt ve, 'wreei? hod
: \s os at Ls "4 OE Ly ee ee at es a aa ' 1%. Re %
"yw (7 OL pe ee ; arr a EG | $t be ages SG,
ie th} rts ert toon tele Lave ay a7 ae ie oy we f aie uh by a 4° eB
be Ps gy ea Bo #& @ 8 & "2 3 Fs
Gm % % we OQ Be in + Cy ee pe
; ae ve Ae ok ed poets ees rine wo foe % to seach "1
"sn An : 3 * . ny ee / a beee s, ob om m _ mi coe "
a ; Ka a ra LQ ' : Sf eS os 5% o i we bl o - & Pd oh,
ue ' 5, teen, hee Ai Some Ae $ Ya ote, Swe "4% ? pg .
BY . tw BS we we i 6 & +s oe {fi the foe OGG mew
FA ra See 3 % nH at "3 aiooe an he % te es z 193 iis iy £ ng
bret cheat pe £% si td rood ie book rae a eel od. ae d we "%
oo @ a ge & & we oe & oo ee wm & & Oo
mF r oo lem fy ih «& are wc ~ . Pes - a x34 be A
Fe ues BA, rss 08, OG Agce 63 < teed go ES ted sh og Mig tbe ae
ay a lad 5 ; *% SF "4 Gs sod hed
. * % - bao ae "Ae Dheod 2 po x £O a a, $1 on
"227 2 & Gf 2 Bw SF oy & » Ee B & . @ 8 2 E
ae mw BR B Es ® # ee ae '3 tO Sm, wy EG
ten 3 & 'aaa £3 By ee Lh ee at Speen ih 1 a ann an mw Xe
gg eens te wet is Gh eg Ee "ty 3 ' enc 4 pao) ee a base
ioe ry Poem one tft Sard oe, , A Bs QB eee % wy ee
wie, bine we $3 5 x 5 % a raped ae 4 tog bese xs aeee a * ne us oe ; 05
sm an a a - . ty sd and
a an EF alee mG & ES
. 43 & as Es meee y cP ae be 2 £ en
Se ag we : = 8 8 & Be & £% fee OB
° fs fe SS ~ @ #8 % tw B % mo
Tre petilion coming on for nearing, upon perusing the Pettion and the
tt
g
afftlavit filscl in support thereof and the order of the High Cc
an. 142024 WS12.2024, OSOL2NSS 08.01 2OeS8, 24.04 ee
Seen
mo
Cot
O75
Es
ig
CO
hu
ih
aay
Da
17.02.2026, OB.03. 2088 & 12.0 3.2026 mads herein and upon hearing the
arguments of SRI KALERBU YASHWANTH, Advesais for the Peltioner and af
GPM MUNCIRAL ADMN AND URBAN DEV AP for the Respondent No.1 and of
SRE LOLEEP KUMAR, Standing Counsel for the Respondent No.2 and of
SRI BOOOULURI SRINIVASA RAQ, Advocate for the Respondent Nas 3 & 4.
WRI iT PETITAON NO: 19873 OF 2024
Between:
Alun Rao Venkata, Slo Allurl Rathaiah. Aged about 72 years, Rio Doar No
1230, Kornaqndam, Buttayagudém, Ganapaveararn Mandal, West Godavari
re 1 a |
: Patiioner
1. The State of AP. Repo by Hs PriSecy Deparment of MA& UD,
Secretariat Velagaoucl, Amaravatl, Guntur District.
«. The Greater Visakhapainam. Mani xigal Corporation, Vishaktiapainam,
Rep by its Commissioner, 0)
" 3. Mis Hayagreeva Farms. ane Develapers, Door. Na.6-20-20/4,
Visakhapainam- 830017. Rep aby i iis Managing Partner
Ee
. Uh. Jagadesswarudu, So Rama Raa, Aged about 4 years, Occ.
Business. Rig D.No. 29h, Krishna Pouliries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
Respondents
Pelition under Article 226 of the Constitution of India is fled praying that
in the gircumetances stated In the affidavit Med therewith, the High Court may
Be "2 1S
% od x
yeh, & caved ae pe Sad "9%
aa 4 ree a net Hi ge "4 tad
B hed "cohen 5 ay) ret ed ts
bt a re C4 +r ay *) 697 gen
ie yo, te Bes B dee Eda UG ce
am fine 1 Ge th o; om wpe ge %
Oh aie ore e o a ; og hen yt
ees ra ore rs et ponon Fat foes Poo £73 ben bee, ns bis on
A ge LP vaed. it] " es Ve f to Loh ween we a a) hy 'hee
¢ beet on we tee Re 005 fo Gt be A we ni Lad vo 4, 'ege
wy gi gm i "eo a go oe oe Sy 5 "4
ee mee ony yr fe tent fog C$ <C , cae asd fas ; LM te pe
ae on as % rd md ag we ae oe tee teed Veo ae My
oo aS ~ teen 'God isa £ Jk hed £3 Yrnee ee shee oy ik OR . 6%
o LA am i & wet m 4 5 7 an a: ooo pe i
fee cB i Ke poe th fan, tae yas aod ar a
GO be ra wi to be 6 OS SS as ns 4 e%, st wo
rs] ee , foe re C3 eae eres Speen ri a whe mM © £%
we 8 Om OOS 2 £8 fot ke HB ES wy we ke Oh &
bbe he a 'et ad iA Lcd yen, eigen peo "i aes thee othe re Ce as
Co 2 y on ee Oo "a Lh veer iy ot"
ts Co bed be ged 63 ay cd a ed
o on @ Ems hy Py wet fee BE Mey 1%) a geo fed
a BS a og hood te be ne) Ess net pe fg ED
oe tee a £4 go Fee) See > wb tea? Sere eoeee et " 'nd
rs wn oe y £3, ieee 2 ig "E35 fee oe a eee &
} "a Cte TE ws gy eA es ws ay £3 %
£ " f "s ; ' a ay ; ny y
GL we a Sin "3 ¢ Be & & Fi » "3 e
. , " «¢ ' 3 Hy a oy, kes is
oe Fy, ve we 6, ie A " me rg Up be
Ieee . peti - LE pt pon Bi ie Lae ¢ 'ere te fh sor
fe. Be MR aly me wo 7% baer cag Be RS oO
foee gn ou fon own £25 "ee "ey een Lf vee . pesen ty eet es a
ad . a: ee, B z Wf teeee eee. wees see 03 "f oe
7) i Se fae 4 nad as fy mn ae: i a te
A sees 4, ote a fore, " od Are pos
"ard te CE nn: i Aa oe 1 ee a =
in me ew ont ae Boa Be ve iL
ae ws can eo Ww "eee hes Fad ee the of wher "i
id gg 2 2 3 a ns fay
: 5463 rer we ye a band Co Ab ts, vege. ons
' "tot pe A &@ © & a oie fe Se a ae : pn gy
, " ote ce es oo oF Sen ry wee a #4 £5 bee od "
, "es om yy bye Re mE th og a KS Co Cs ts
bn nen os a 4 p an ies % "4 we
os 3 & a i we © oe e i Cy i pa fe & oo
& 2 ¢ a = SS 2 & a B a 2 & ge & vs 5 oy
4 3 ve %, "oh 'a,
e as taf ea | (KE ee co Mee % he Sat) ie ge roe ae! rs CSD
£55 ee LS i. . % see oS "tam } ak heak thn EA £5 inh
eo os oo & a ; Pe a nt edd mu tnd '2
JB ch. my fe 2 ae . £ & & wg nn eo m
a m © OS fo » © &% F . « & ao oo fe wg
a OB " Bo ge a oe ee © oe 5 ® Oy eS es eo
4 mo * ii, & & wy ae Cy 4 a3 es 4 am va
hed eo gore 38) 4 "oy "€2 x, oa 'Lf if onan oe M4 toe o none ies
A hen hate oe & a ee ae ool ¢ Fa' re ied Sonne om, KG om 3 *
f 2 BP & Ss eB ' oe wt @ & & BS aa o ws
ie Ch ewer oS eet &- rs bode " Qo '5 2
tie fed : . me. wed Cp 3 af Boor 25
toed rot ron ne) p eA 3 r% bar hd ot
$ cog a reek on ete
Loa 22% * inne E85 *
"ee? + oe 7 ¥3 4 '.
oben PRD
sagen sane.
SRI JDILEEP KUMAR, Standing Counsel fer the Respondent No.2 and of
SRI BODDULURI SRINIVASA RAO, Acvooate for the Respondent Nas.9 & 4.
WRIT PETITION NO: 19878 OF 2074
Behveen:
Achanta Ramarao, S/o Jagadeeswararac, Aged about 72 years Rio Door No
be
3146, Gandhi Nagaram, Yer nagudam, V Vest Godavari-534313.
Patitioner
AND
1, The State of Andhra Pradesn, Rep. by lis Pri.Secy. Oapartment of MA
and UD, Secrefarial. Velagapuedl, Amaraval, Guntur District.
fh
. The Greater Vieakhanginam Municipal Corporation, Vishakhapainam
Rep by iis Commissioner.
tad
Wis.Nayagreeva Farms'. and Developers, Door Noo-80-20/1,
a
Fiat No S&s, ae Moar, Sukshetra East Point, East Point Colony,
Visakhapainam- 530017. Rep by is Managing Partner
4 Ch. Jagacdeeswarudu, So Rama Rac, Aged ahout 64 years, Occ.
Husiness. Rio DO. No 2-340) 4, Krishna Poulties, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam,
Respondents
Petition under Articia 228 of the Coneiitullon of india is fled praying thal
© the circumstances stated in the affidavit fled therewith, the High Court may
be pleased io issue an appropriate Wi yi ar order or direction more particularly
in the nature of Wort of Mandamus' nectaring & the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
vide BA No, DOS8/S8607Rys ZUYDA2021 fe-ofice- 289800) dated 08.07 202
xeeging the Buliding permissian granted in the Respondent No.3 in abeyance
and tuner directing fhe Respondent No ,S to stop the work and nat to
mracead with any further construction achvily scdely because of the civi
disputes pending belween the Respondent No.2 and Respondent No.4 as
being illegal, arbirary, unjust, violative of Principles of Natural Justice,
Sod ge 1% "i, sen
fe, a ited Lh 'nd Ke ge , ny, a
'eet age po een ate oa "he thy rages, .
ost a peek vied nee * es aed Ka vit $A of =~ borbe. rye nd on ;
437 soon. aw coger we waees taeed ean od cheese ras bedews Lf. at fe
oS SF «4 'eee ae a, a 7 re we er
a 2 wy area res) 4 'oe Cad 03 fad 'ts apee ee Bees
Bye antig Bo ae Keo" 4 Re ee oH
See gee ae Om hon "OS ye mh gg eee oP EG cae rags omey
ao i TS " ooh ook Tyee Fate ia ae Snape naps 4 vA 'het
gs L od Ch ae cea] us soe fre oat ai] bene Saf, Le Od eee
Net EES 3 & we teen a Loe ir es) vee % aaa re £3 ty ry ed
wey v4 sted. bere, "fs + Zz "4 i) LE fone, $3 ws po gn cA Seeed tes
veces ved. ee saad re td sede is) wothe a yn one yy ahd up fees ote
a a ean, sheet een ce Veeeb heed " ee "agers ~ wed
< a ae ger a f
£3 a a7) i. _ $3 SA ing oo ry A 184 oh id os ox.
me Be ee © . 3 Tr or cq % O of te :
43% heme ' 4 ne ra : ft ae eer fe i
gee a a PR gee ma. es oe ak "ey Sone . ; a
ead ay Sy, shen Ce gt NE ; . $3 yen % auorsd
i wm w 'te EF tae a ee feet eo GG & em 3
fy Th. Poe 0 nA ES a ne a ne | am oe
te < pete Yee on pee od ie Shane ad wh EL few
4 ba re gen BE S ioe i 'Ay Os 4 bihe 5 ws
fee Page Ca os Sone Op os 3 " an wy ry hs ted &B ca %
+ eae a tod. ms segs. ue * Ls ork
Be oy "> road ne EG oe oe i fuer 8 ee, fore gt, fg oe tet an ge
et ore a5 noon. ibn seeee " a is oC at 333 hibine a9) wad wert
"4 £3 ts oe % tte, Z. an tpn os Mee on rey /; . £4 4%
ots £0 oot ot pad x £4 v in oe wy a t tty "esd %.
on LSS . of '3 yy oh leer 'ee sod "eee ee eee 33 been ys on rn
"te wehees $b 7 7: ¢ Bove mel wo ra Mee ri £% 3 yt yo ge whe ted:
ae Ch a OB "sei a" ty a > i Re 5 om
ae nd mo an ae g te
bos Ch $ - ee eee. Sein %, of es ae ; pe ae 4 os ben ¥ bee vy shen
ad he ta "yen, oo og é "Peay . 57 Sood C3 5) ed mS "eer sat 'ed cet
5 Sr ara re wy th ft aa is no ies 523 oe a "cee At ars
+ i a a aa we fe = Oe oo DB op
g . aes cee on t lee wy, oa i, oy bab, wef toe
pe ra yet ty Loe Ay OO VEE aap - ues hn ge em "oe Fs ne e%
£% «e on "of ted 9] A hee C3 a iL . 4 . as a wo
Sheet? Bs i yet ia re) ogy Par 4s I oo "Sh he o . "
ate Po GP i ar ne ae t Pe a: iad i ee he % io , a
% 7 gene "eg CA be ce BS 7 on if wn yee. oa +7 "ys fe wa USS eer
4 o oa ts x yee Naver aos vo he nd Ciuk "snot oor, $54 wht al i soot yen we
ay Ad ams beet on ft tron £4 soe, ing z thd er om "Pug eee Seee o
; woh Pee fad (oly a ie, gs oo 9 Se ae
Be wpe sen an ; 3 ; tine og RY a san ae oon mS
Weed fet " ay "y fee p94 acy a ie ns ve, beet h bes nh ¢
re fat ge riers rc ee vy Oh Osh te GE
ne EO go ee Ree on a oe oa * ; "a Ms
bane <0 eh SRG a es ° TE yen Lo 2 eee 0 " dy aE
B ey t m4 id wed 7 mm yer aed Siac Cp ft oe tn rad w%, then, eed ;
e & tS oO , Fm © ce HB A OE fad cs oD
at i _ nd : EF ~ Z , ; ne
' ra ws ae fe OO wh of
rn an + ans toed , ca O06 ae Sh rs a oh ba
fee " *
a>
ae one, wn,
fees S44
saad
tay
hee
~ a
4 eng Reve, ra wit "Es, rae om meee) ooo ay ee tes wr ,
a ie s Bor # 6 2 oo So we Bw . &
sora as 2 Cone ibe Od Po ne i Ce :
ma 8 MS way te Bong a art ae me
ae . 2 y rot an ne Mt 9 5 BM he anes
vg Se ; bee oO ; ' ; nn ans.
m 2 a g BB B th ee me a a, a. fi Le
Sire a: on 4h. Vas) ok Lt sagen oO . oe ey a2
"15 GB ® = & © 8 & oe £8 imp oe Ee - 2 e
me eon of Ce FOO ae Oe rae) oon see oy > tt) ff th te vod Be pe be 3
ae "a 2 @ Gp & B e Ge RE eB re A ai Fe
a ae ed we a a a nr 5 DLE Og a io
rs 7 Lx 4, ' Ss : Cink " a rai its
we : wep) 1 FS , fpose bd G Loft ven : ' ; bi mores - "
-{. The State of APL Ren. by: fis Pri Secy, Department of MAA OD,
secraiaial Velaganuds, Amaravall, Gurmur Distinct.
on
eg &. The Greater Visakhapatnam Municipal Corporation, Wis rakhapainam,
Rep by | its Carimissioner.
8 watts "f
Flat No.50s, 4° Floor, Sukshefra East Point, East Point Colony,
ae,
Visakhapatnam- SS0017. Rep by iis Managing Pariner
4. Gh. Jagadeeswarudu, S/o Rama Mao, Aged aboul G4 years, Occ.
Business. Rfo D.No.2-340/1, Krishna Poulffies, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
Respondents
z
: Petition under Article 22s 'of the Constitution of india is fled praying that
in ihe circumstances stated In the affidavit fled therewith, the High Court may
be pleased io issue an appropriate Writ ar order or direction more parlicularly
8 the nature of 'Writ of Mandamus' declaring the action of the Respondents
more partoularly the action of Respondent No.2 herein in issuing proceedings
vide BA No. 1O8S/Q9S80/B/Z1/YDAS021 (e-offics-299800) dated 06.07.2024
f
keeping the Buliding permission granted fo the Respondent No.3 in abeyance
on
and further directing the Respondent No.3 fo stop the work and nof te oreceed
w
WA any further cansiruction acthi ty solely because of the civil dispute
pending between the Resmondent No.3 and Respondent No.4 as being Hegal,
arbitrary, unjust, violative of Prindinies of Natural Justices, violative of tie
drovisions of the Greater Hyderabad: Municipal Corporation Act, 1955 and
Vlolative of Articles 14, 21 and 300A of the Constitution of India and
Consequently at aside -- he "proogedings vide
B_A.No. TOSe/SUS0/BIF TY DAI2031 fe-office-299800) dated 06.07 2024 issued
by the Respondent No.2.
we
ANG: 1 OF 2024:
Petition under Section TS7 of CPC is fed praying that in the
circumstances stated in the alficavit fi led | rm suport of the petitian, the High
~S
H
aN
Me
ed
a
S
Ye
ss
~.
=
en
£3
wets "4 5h wrger, . ie coors seeds £4 Soo os a a
Sect We oer, whore evn, Ps chron fates aoe, Wy? oy teed feme .
see we Goo BS oA Lng ws Syed aed ih "Ly LE. Seed i oe ti Co
ey ae , iy et 1 wee noel 3 sod
aft ean m sa aes aed < yao: meer 7 yer L%,
i a oi ae aad Nad me fe e ¢ ad be ae ire pon
"4 pence , pees ete "MS ans See 2 Kee a he ret
en Lr} ° Seve oot , a 4 dee Pa Tiny ee D ft. pe "i5
a nd pr a ee oo ay Pe aa ee ;
@ Ge a a a i ar oy Spee oe mS
aoa? tosee, we 4 wet abe on % Poe £5) wee,
P, ne a ¢ a Soe Sad ne io '
as on ee gree Lit of zn 4 'sf weg " nen . bere 1% 4
bee ee ; wn geen an nn 2 toch wa *h, have oe rs
a age a SB ST oo ne an pans ue " aA
ras iad CA pone & ; wapen, t2 3 We el o4
a "4 5 Pt ens Pag "£5 eee 7 Gy co . io oe "5 sed a vo nd
oe ¥ou, C4 © mB eR iy XS ah tee tl
[ 4 roe 4 oe * oo Seee 3 C4 ifs yee ry, pee oS a
gs ee 03 Ko a Son as re oa ag boa 43 a 3
Gop MG Bo ME ee oe See vm, ss
fhe nee CR OS aw Son Aw i non Sy, ee rs Le:
& i | i © ., tY BY a ty Rg ais
ih GH nt <a a a a ag GE adh a
bes ae, ageee. wade per conn me, ee mS ge am oe e& ry : Wy
oy oy * fe SF toe rg Bak ify rae
G bebe ss > ts te | oD ra
os oe - te es oe on ee £% eon pies one 4 a:
th g ae ood 4 we on Sede at St tion. Fone Sea eee? tien
Sone fo a a + arr) yew i % ry Sh ope " a Ue
jae % a Cr a + 1 © is be rs Te gee
-- 63 gr oD fous feos * wa tapoe : ' eo an ,
gen i we | us FG Ge BOO we loon, "E wee weet oe
mM | a pe an oar rn) ae od p gee "ty, 3
wo ew rn Os fo a Ul ee eee : mn)
"5 on A : i. A 1 pre, aed $ : % "kA te "Ieee
a fp hows 7 rb payee TE hy hy oh & ee Me $04
rey 4, eee 4 * 3 yer re. 4 . ris hone ae op
vod Hg 4 ae rit ye howe , oh, u a Zs . 4
eo "Ze & Oo oO GR & Op ie @ Om & ky 2B
Lead oe 'eee. Ko ot fe Saad es eee San, Gs tee Oi ty Rn
"teseng ah be oy a id £f4 Ch «if " wan] er we i fece
Bo ee ee ew ne oo 2 & "Sf ge & @
cheek wn Zo oooh "gee wn eden, bebee ie ne we, . _ ed isc th
we a oh sé ee 03 wo B eet hee
"4 oO i aa + * " LOR. hey a wage '+ "en i, ht
QB ge B Ee 8 SS wy i sda A i 2 3 ee
Bo tay He Ge & Bl te Ate 4 ae, a @ as
%, 'Atee n % ro. ne 'ne " wo r% . ere
a th os oS Oe Ry ie fe ' a ®
"none oe, a" nh LS ge H teed aed 5
oo & g FN Oo Co g O = 8 3 #
- : geen. % * ~ "" As : ine %
pot a Z
co
o
cn
i
oS 0
&
The
Bee.
eed CE jren
Bid
St
Secretariat. Velaga
UDILEEP KUMAR, Standing
WRIT PETITION NO-
Ratween:
99]
me
oS
x
ca
von
a
lies
Got
§
£4
ect a Bow ON te OE howe . A
bers ah a ; om "agers ae x
ng a «Co ED mo st oo 4 rr
& % " Bee rete ey, : ccont La LP
Ys wn wt, thee. tA) emi yon, 'were meee 4 rs
RRS
Te
&
akhapal
Ww
re
MS
y
Say,
$
.
<
pret
:
a
x
Ni
Respondents
Peltion under Aricie 228 of the Constit tufion of india is fled praying that
in the circumstances slated in the atti davil Hed therewith, the High Court may
be pleased fo issue an aporopriate Welt or order ar direction more particularly
&
in the nature of Writ of Mandamy us declaring the action of the Resnoncdants
more particularly the action of Respondent No. herein in issuing proceedings
de B A No. 1O86/S980/B/2/YDAI202 fe-office-d90800) dated Q8.07 2024
seoping ihe Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and noi fo proce
sith any further construction aciiviy solely because of the civil disputes
oanding between the Respondent No.3 and Respondent No as bei ng diegal,
arbitrary, unjust, violative of Principles of Natural Jusfice, violative of the
as
grovigions of the Greater Hyderabad Muricipal Corporation Act, 1955 and
violative of Articles 14, 214 and 3004 of the Constitutien of India and
Consequently set aside ----- the oraseedings wide
&.A.No. 1O86/396 SOIT IVDAIE0 24 & -office-29 89800} dated 06.07 2024 Issued
by the Respondent No.2.
IANO: 1 OF 2024:
clroumstances stated in the affidavit fled in support of the petition, the Nigh
Court may be pleased fo suspend the operation of proceedings vide
B. &No. TOSS/S950/B2 TY DAIZO2 Ties "off joe@-S99800) dated OG.O7 2024 issuad
by Respondent No.2, Panding disposal of WP 19959 of 2024, on the file of the
The petition coming on for | hearing, upon perus! ng the Petition and the
afidavit fled in support thereof 'and the order of the High Court dated
S811 2084, 12422 eOed, O3.04. 2088, O0.07 2025, 24.01.2085, 08.02. 208!
VW O2 2086, OOS 2026 & 12.05-2086 made herein and upon hearing the
ths
Me
Zw ees took xe as rt
foe, sheet od 6% we Need neko
sheet en, ioe re ae i 5 i vn 05 Us
gr ng eee ae tee Sond A
" whos xe ao807 fore roo por "As ty week 7 wooo,
"4 fs foi oe ro fed Fa ied ao
- FA Z & revs * oA ot 3 oy oer a
we % 'ewe i "ee Fos od : "es em
a 4 a aed on ac io, Fe vans 3
oe en Cy 3 KE bee £4 os os & ae es oo
beee eee weree, v oa 834 a % va
+ cy es Oe we he a oe gs aes
ce beeed 4 : < ve wn 7 ye trod " meal
e es "y fe ft 5 Gf # 2 5 4 8 SY a
Aap be 'vente Be . "7 ve
ee ee ae a = tbe es ie a Be g
Sper pe £% ie don nae £3 ¢ "ye Men, a oo. a oS - iy C3 = vA
3 fg? os tee on : Be 7 wn We gm ie mg | at
'eof en, ad a hon ee hn th. 6 SE ge eee "gts 5 a 5
f i, Fes) : ve yt oo +9) ve
"yes Coy £4. bal Seve GS aD " £3 [oi fe eS a
Ce bee : ee a need . e Fas hs hee i len, fa. oe i
ee aenne : os Pi fem te geoe ren z eee 4
Fae o Ch 2S py OS gy EB 2 s C6 & oo &
A "é wt, pe a vas Oo . fe we 3 fone fe a ym oS
"ay 7 oe 3 eo £7 vain "e3 OE hee y he tn. os
ae 'wns * Ry %
agere < iy thet wt 3 ee ba % - & a a ry? ry £3
Fi we ue es rth os AY 03 the! ees 1% S73
oe Sen ety ee . al y ~ mB be my ew 2
ek 4 (S es on G a 4 we wes Fae % is o
a Oo wp i. > ea 5d ann o
' be ip Ante ' Sh he om vom vere Le Son
as; tees £04 5 y ze C3 wnt Feal igor we
yo on oo et "te ~, , Yt " ' Sexe aeote
: ca a ie rs z O51 OY une - % is we wert
we a ae re) i$; to eed ii way i pe cae ae See!
' capee, Ly Ma Lad BO. Sere ES ow
baton an cB. ar g, é beve 4, ft v3 ees Yoo weg
ft ; is - 04 0G fot ge wy is he seed
r¢s] om hi '3 SF eer eed lee oiee. pee Spar Og ie seo
nn oe, et ; rod oO wee aa Fico ee oy
hag: joe a ot, ae we tH £5 " s 7s a Scher ined
pee 25 he Zo tS ssee1 : bi 4 fpsee Seow ce
Bg ae " eg Ae a & yw BS
a 2 x ee & an oe 3 aa » BeBe
7 2 ,, bet ee e oe bere Ms 5 peer %
"dee Melon on, wae bok a es # 3 fen os eee RS aid we "pee
rey Ke oa oe Gh pen . ge: Ba "en SB eng 6 "4 it ; oo
id oy a we te oh. ee Mh GB cl oO Oo fe * wwe aa
Se 4h , % a oe ca e ce ee Yeas
. . 7 ; a on ie ah oO ws the el Fag) ry, fete Sow up ws
has 5 et ony ; fonndh Sp . no "& : Bhd oe ie od 4 Ynheoe
orn ana md "OS . B © 6G @ © a 3 8
oa £3 - , £9 sO mY sy ree ob gs ogy
eg eee GH to be be Pk @ ee
"oe i oo . "ft ms ge a3 , Se? 4 - a wo
wom, eel te a in wy we oe oad ' se) £ 4 bea ge oe wee
sede te a EA - gee om ond ie sg F. ifs we o fove. rapes, ~
j ° i P a on Sa & * a5 % ft a Irae % < jose
é wood bea ae sacete vo ds 3, 6G ae Fess Se pcs
aa rod ae ws eM o 9 $ we ee an: 'eo
lob, eee] A £3 we bet ont Kee een Sh A robes Vs aes the 5 esd fe
Z 4 & 2 a Bg & ae ag & wz B68 £
; wee z 42 " stor i aired ; ateae 7 ee
we at a: a ee i ns bo hh Ue > 43 "ons od
x 5 beter te wens . A 3 ae
qx & S ze a
ete, eed eet me % Son beg por
vue ay "e fore £F3 oe prove te "ey
Ud ge ro, ra hos
fone yon veoee % . Pa A
bid bere rane 4,
aa; i one
x of a 8 ye
Nene foen om rage
a; ees C5. a4
weed, Bo Sond
fade a
wr aA .
Say.
GP MUNCIPA
mending between the Respondent, Nos. "3& 4 as being egal, arbitrary, unjust,
=
e2
Be
wy
&3
was
ws
o
oe
ele
a
ih
violative af Principles of Natu 'al "Justice *. VicHalive of the s
Greater Hyderabad Municipal Corporation Act, 7955 and vidiative of Ariichss
14, 21 and 3004 of the Constitution of india and Consequently set aside the
proc eadings vide BLA. No 1086! 3880 a RZUY DAIZOS1 fe-office-299800) dated
6.07 2024 issued by the Res spondent Ro. 2.
i NO: LOOP 2034:
Feiition under Section 154 af CRG is fled praying that in the
o
circumstances stated in the affidavit "file sci support of fhe petition, ihe High
B.ANo. TO86/SSSOVRIE 1 Y DAY 2021 ke Sof ce-290800) dated O6.07 2024 issued
by Respondent No.2, Pending dispe sail at WP T8960 of 2024, on the fle of the
High C Court.
The petiion caming on for hearing, upon perusing the Petition and the
affidavit fied in support the sreor. and the arder of the High Cour dated
28.11 2024, 12.18.2024, O80. 2028, 8 Peet 28. S4.09.2025, G6 02 S085, .
623
OP MUNCIPAL AND URBAN DEV AP for the Respondent Nat and af
- JUXLEEP KUMAR, Advocate for the Rasgoandent Nos and of SRI
SRINIVAS BAO BODDULURE, Ac dvocate for the Respondent Nos.2 & 4, the
Court made the following: |
GCONMON ORDER:
Finally to fle counters in the main writ petition, list on 07.04.2038
interim order granted gar ler by this court is extended benais
further orders.
Say. u, SRIDE iad
3
"3
UG}
x
N
Ey
ty
a
ty
as
Rae
XN
eh
&
cs
arin,
©
ap
3
By
;
3
te
SLAPPERS TA
to Sri
3
One CG to Se:
V4.
wen
4
whee
eae.
gece
vapors
»s
NiGH COURT
DATED: 24.05 2028
CIST ON OF.04. 2026
ORDER
WPYSSO7/2025, WP/8332/2025, WPISSS1/2025, WPYO103/2025, WP/9110/2025, WP/ST1 4/2025, WP S026/2024, WPM Tot 1/2024, WPN9745/2024, WPMOTSa/2024, WPM OT9R/2024, WPY19881/2024, WPISSOG/20 28, WRSSS6/2028, WIS IS S/S085, WPYS1 04/2038, WRIST T2028 WRISSS 2028, WPT GSBR/ 204, WPA FOSS/2084, WRIT SY 48/8088 WEA OTSS es £2024, WPI GEO 2084, WA S9 802024, INTERIM ORDER EXTENDED WPS8256/2028, WPI8S27 720288, W8d02/2038, WPS TON 2025, WRIOT 1 2/2028, WPI 3621/2025, WPI 7008/2024, WEYT194/2028, WPHMaYS1/2024, WRIST 56/2024, WRITS 7 S/2084, WEA 8989/2024, WB309/2088, WPYSISG/ 2028, WP/S408/2088, WPS 708/202 °° WPA 4786/2088, WPI ToOg/202 *4 WPIGTIS WRIA ST 4as20e8 WPA STS2/2 WEA SS8O/2 088 O24, WRIA OY OT/S024, WPA SS7a/2084, SH