Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 18, Cited by 0]

Andhra Pradesh High Court - Amravati

Wis. Nayagreeva Farms And Developers vs Vont As] Ae Eed Ned A Wo Ry Ie on 3 March, 2026

IN THE HIGH COURT OF ANDHRA PRADESH AT AMARAYVAT!
iSPECIAL ORIGINAL JURISDICTION}
TUESDAY, THE THIRD DAY OF MARCH,
TWO THOUSAND AND TWENTY SIX
(PRESENT:
HONOURABLE SRI JUSTICE B RRISHNA MOHAN
WPYS80 7/2085, WP/6509/2025, WPS 256/2025, WPYSS0Q/2025,
WPI8SS 2/205, WP/S396/2025, WP/8237/2025, WPSSS 8/2085,
WP8S5 1/2028, WP/8385/2025, WPrad02/2028, WP/S406/2025,
WP/OTOS/2028, WP/O 7104/2028, -WPY910S/2025, WPiSTO8/2028,
WP/O11 0/2028, WPIOTi 120g. WPS1 (2/2028, WRIST TS/2028,
WP/9774/2025, WP8394 2025: WIP 3627/2028, WPA ST S6/20285,
WPM SOg6/2024, WPePM6982i2024, WPeITTOOa/2024, WRIA TOOSR2024,
WPIVTOTU2046, WPATO2S2024, WPITT1Sac028, WRITS? 4areo2d,
WPiia7eg/2024, WPiGSTde/202d, WPSTOU2024, WPRASTSS 2084,
WPIo7SNa0es, WPOorsa/2026, WPINSTS62024, WPITSTar/20es,
WPIiO7oa/2024, WPHOBOU2024, WPHS8?a2024,  WPIMSdo7a/g024,
WPiHS88T/2024, WPI8esa/2024, WPNSSS8/2024, WPR/T9o80/2024
WP NO: 6507 OF 2025: :
Beiween:

Wis. Nayagreeva Farms and Developers, A registered Parinership frm under

ve

the provisions of Indian Partnership Act, 1992, Having Hs Office at Door.No.8
20-201, Flat No So2, 4° Filner, Sukshetra - East Point, East Point Colony,
Visakhapainam- §300(17 Rep. by Ns Managing Pariner, Gadde Brahmell,

Aged 45 years, S/o, Sri Muneswara Rao.

Petitioner
AND
1. The Stefe of Andhra Praciesh, Rep. by Hs) Frincinal Sees
Depariment of Revenus, Secretariat, Velagaoudi, Amaravall, Guntur
Custrict,

2. the District Collector of Visakh anainam, Visakhapainam. ,


<

seat

?

Masnondaents

>

3

"

oe

¢

The Revenue Divisional Offic

3
oe

\

3

s

Lh% " » Pa sea Pe .
a f 5 Oe <5 © a ey Ba
pm: i <n a a a a oe a rs es OG fe <3
. aoe . St Lf SS "4 'oat
pod ne ea CG 'nal 24 ote thee £5 gee we ay saan
eon Sy, tom oe vs vont as] Ae eed ned a wo ry ie
bee pon A Ea ' len arene eo "we oA oS be beoe a
ate. as +e senan Seed Soa tet naaen + 4 ES
Sooe we ed kos me we weeny aed we aol rl we 283 pee '
= 8 £ & & & oe ey ie oe ee
peat mre eeee seeds 3 ade ns aoe ee ao
£5 "od Ls o a cee (6 % een oo 'pees oe es oor w pao oe
ne opt 5 ¢ 5 4 en Be on $4 P; We "3 Zs ae
; wd Joe $93 nn eg es "a o3 '2 i ap a if "he
Je Fae oh. £4 23 t foe "a bok wh 3 oh, Ae f% pane re $37
nr ar, on ane we 82 oy MG 6 Out 8
x tg "s, mpfane + " loaned
Sn A coe oo . & ey Si ee a sa yh 4
£ betes eS A Lz "nae aioe es. Me
yon i oe eh oa fry "ye tA a, 4 hee? x
& - @ & BM BB ew OR s
co ar anc are 60 fp oe BF an an:
soe, ent were ee 4 we area ence
me oo fs Be om oS OR UE UO UG OO TS
woen oes £3 te EN An £3 wen rs -
'heat ©, eal e
ead gee Ia eo 7 Zo Sb A cect nt
Spon ei os a as Oe os ee
oe tot aoe Jrroe anon 4tf , yee bees aiped ad yh% cand my pid
ae66es 'agen rs i 'heag 53 Aa ge
fenoe my £% Le ee wit , fe £% Sone we "es a twee Seeee
£% see oe ran C3 wy 5 4 a coe, " Lf "et » tod oneen.
Bh: G&G BE & Oe me Be Am & GS ds &s 3 8S
heed DA 7% aA ey bh, ' gn tees. 4, Pale i bee rer 4
fe Oy. nr rc wm, ee om, th ©
ys eee wd fe hoon ye feed An og " : hen thy oy
of oS rae) " FB my rn arn Lo] a oy ca Ske
f ae wm cau, as Ep hen
ra a iy > © a) A 5 a ; ee
a3 foe wy ioe eg w Zz con ne " ee Be oe Ch. ts
: See weags, 5 ed " Ch ca wen Ieee mes ennen, 2 % 4 ry rn
Ty ve Fn @ eg 4 is Cp fee a Oi ar oo ae yee
"ane ow ee ett aa * : ee he . A Sees an, ron tee
eat Yee "C3 cn fofor. on w ec Goren a? one a Sedoe head
7 he £"% fone is . wet ¢ en ens en Gd Co = ooo £4
oo se 8 Sr = BN eo a.
eS 2B gs mM eo GO eB EM SS A EE
bee nd ; we EE ion a A rer
cote ba, age "w ke fe ot A at a a Se a ced
hes, "ye 1G 7 re - £t ore hove Seat pated rene mee "A .. wn, weet
, 'cet " pas ae po ae we re a ar , TE nape
ewe Ss on ren ae) a eee on raed we agree poocrmm Si 3 aed tone oy Neat!
"B& 6 & (R Boy & BD wr = a coe ss ree Bytes
2 oa ea % 3 bbed oe o, Sidon, & ra or 'oe a bhed CS a "% tai a
a hy 0 : oe rd oP. h 2 'i eed 5, i "0%
fo oe « . mS m 4 wh © Ae fe,
we MR ew, ed OE 3 He ow
wt . i ie + we ne ifs pee -  £S ae i te ws wee
55) fnew wd +b ay . is aod con uae
pe en; ee r Sa GG 4s ce be ,
wo a ioe SS $ ee "hens mo, heed = 0 a
@ & mo im om & & & ee & po Bs
a a rr as Yon oy 5 MO C3 BS owe
Uy tes ky mS a cd ec a a ee gs eh ce
fee @ $t coe cs ? Oy ae ow ee nm jon a
em OG > @& te Ge ee te Oe ry oo OB
"eh My an. ie 'w ee pe en et a %B we gee Py ths Z
> 1% foc ns oo EE 3 ae ms OF sep aS
Seve % CA agen 5 Pe oes y e bore OY co] oF ee OS 55)
one, wens we s, " hat Ps Sone ante, he gr Ks ca soot selon,
£3 nines ry wee. ng re nS i'. 3 my Some a ss
i, ee Sen eens % 6G yr Cae ome ce, Sd wenn im gree WHA 2) Dabo

+
g

as

.
Ae

FY

8

y

a}

THe

z

f

_y

"

x3
bby
APa

t

Pay

TE

0

3 RE
4 PS
mde &

IA NO: 2 OF 2028

:


ae

occupation of the Petitioner ane ihe construction activily being underiaken by

the Pellioner in schedule property admeasuting an extent of Ac. 12.51 cents
in Sy.Ne.o2/3 of Endacea Vilage, Visakhapainam Rural Mandal,
Visakhapatnam District, Pending di isposal 0 of Wr No.bS07 of 2025, an the He
of the High Court.

The Pelton coming on for hearing, upon perusing the Petition and the
affidavit filed In support thereof and the order of the Hi igh Gourt order dated
49.03.2025, 20.12.2025, 27.01.2028 & 17.02.2028 made herein and upon
nearing the arguments of Sri Ajay Kumar Kanaparthi, Advocate for the
Petitioner, and of GP for Revenue for the Respondents:

WP No.6 508 of 2025

Ssctweer:

Ainampudi Nageewara Rao, S/o, _Ayyanna, Aged about 6S years Réo
PNG. 1409 Royavaripaianm, Enamadala, Guntur S22019
Petitioner
AND
1. The State of Andhra Pradesh, Reg. by Hs Pri Secy, Departrnent of

Revenue, Secretariat, Velagapudi, Amaravati, Guntur District.

P.3

Fhe Districl Collector of Visakhapainam, Visakhapatnam.

The Tahsidar, Visakhapainam Rural, Visakhapatnam

fe G8

Mis. Hayagresva Farms ard Developers,  DoorNo.6-20-20/
Fiat No.502, 4° Floor, Sukshetra - East Point, East Point Colony,
Visakhapainan: S30017. Rem by its Managing Partner

- Respondents
Petition under Aricie 225 of the Consttution of Inca praying thal in ihe
circumstances stated in ihe affidavit fied therewith, the High Court may be
pleased fo issue an appropriate We it or order or direction more particularly In
the nature of Writ of Mandamus declaring the actlon of the Respondents more
particularly the action of 2° Respondent herein in issuing proceedings vide
Ro No GOS7/SOOGE2S DL Too. 2025 Gered upon the Peltioner on

11 OS. 2025) by which the Respondents are seeking fo resume the land
2 BY g


admeasuring an axtant of Ac 19.84 Cents | In Sy. No.82/S of Yendada Village,
Vishakhapainam Rural Mandal, Vishakhapainam District, more particularly a
extent of 385 Sq.¥ds in Flot No. 14 as being fMlecal, arbitrary, unjust, without

jurisdigtion, violative of Principles of Natural Justice, violative of the provisions

2

exo tt

of the Transfer of Property Act, 1883, C Contra ary to the Order DN. 1S42 2077 o
this Hon'ble Court in WP Nos. 30413 of 8014 & 26853 of 3018, and violative of
Artcies 14, 21 and SOOA of the Canstit ution of india and Consequently, set

aside the proceedings vide proceedings vide Re.No.SOS7/S00R/E2, DL

tN

10.09.2025 issued by the Ressancdent No.
IANO: 1 OF 2035

Fetition under Section 154 OFC praying that in the circumstances

stated in the affidavit fled in support of the petition, the High Court may be

nigased to suspend the omeratian of proceedings vide Ro No S0ars/enneyEs |

Dt 10.03.2025 issued by 2° Respondent, more particularly fo an extent of

385 So.Yds in Plot No. 14, Pending disposal of WP No 6800 of 2f25 on the
Se of fhe High Court,

The Petition caming on for hearing, uson perusing the Pettion and the
affidavit Hed in support thereof and fhe arder of the High Court order dated
19.08.2025, 20.72.2025, 2701 2068 & UP O2 20868 made herein and upon

earing the arguments of Sr Jawai § Saraih Chandra, Advocate for the
Petitioner, and of GR FOR REVENUE Advocate for the Respondents:
WRIT PETITION NO: 8286 OF 2028

Sehween:

gery

Gadde Someswara Rao, So G. Ramachandra Rao, Aged about 62 years, Ric
Door No 1247, Gadde Var Street, Butfayagqudem, Ganapavaram Mandal,
West District 34447

. Petitioner

. The State of Andhra Pradesh, Ren. by iis Pri.Secy, Department af

my
J
aaa

Revenue, Secretarial, Velagaoud!, Ameravall, Guntur District

¢

=. The District Collector of Visakhapatnam, Visakhapainam.


. \he Tahsiidar, Visakhapainam Rural, Visakhapatnam

bo.

{. Mis. Hayagreeva Farms and Developers, Door. No.6-20-20/1,
| Flat No. 502, 4" Finor, Sukshetra - East Point, East Point Galony,
isakhapainain: SS00T7. Rep by its Managing Partner
S. The Gresier Vishakhapainamn Municinal Corporation, Vishakhapainam,
Rep by fis Cominissioner.
. dlaspondents
Petition under Article 226 of the Constitution of India is filed praying that
in the clrournstances siated in the afidavi filed therewith, the High Court riey
be pleased to issue an appropriate Writ or order or direction more particularly
in the nature of Writ of Mandamus 'declaring the action of the Respandenis
more particularly the action of gn Respondent herein in issuing proceedings
vide RoNoSOare006/E2 OF 10.03.2025 (Served upan the Petitioner an
11.03.2025 by which the Respondenis are seeking to resume the land
admeesuring an extent of Ac. 12.81 Cents in Sy. No. 92/3 of Yendada Vilage,
Vishakhapatnam Rural Mandal, Vishakhapainarn District, more particularly the
fand in Pint No.4 admeasuring S85 So.yds as being egal, arbitrary, unjust,
without jurisdiction, violative of Principles of Natural Justice, violative of the
vone. of the Transfer of Property Act1881, Contrary fo the Order
OW18.12. 2017 of this Honble Court nv WP Nos. 36413 of 2074 25053 of 2019,
ard violative of Articles 14, 27 and 3004 of the Constitution of India and
Consequently, set aside the 'proceedings vide preceedings vide
Re. No. 3037/2006/E2, DL10.03.2025 issued by the Respondent No.2
IANO: 1 OF 2025:

Petifion under Secfion 181 {PC is fled praying that in the

croumstances stated in the affidavil fled in support of the writ pelitian, the
High Court may be pleased fo suspend the operation of proceedings vide
Re No SOR7/2006/E2, di10.08.2025 issued by 2 Respondent, more

paniesteny io an extent of the lane | 1 Plot No.4 admeasuring S85 Sq yds

pending disposal of WR. No 8256 ot 20: 25, on the fle of the High Court.


$

:

ALL
RY C qu

*
bs

DETUSINgG

§

ie

Hon

u

&

Re

"
\

ity

oe

tone
io

7

12 Petiic

wehtine

a:

dee:
rs

eed

ef

ocat

o
\

shwea

su YS

7
3)
NAL

suumenis of Sri K

x
KS

+
t

x
aw

WRIT PETITION NO: 8309 OF 2095

Between:

z

ursel far fhe Resnan

oS.
we

x

>
:
z

oy
2

S

x
3

aah, A

iS

Oo Set Ratt

i
:

2, 8

~
;

Kallurt indirarrnr

~ Peti§ioner

x

3
SRT

SUT}

"
x

"
ne

*. Andhra Pradesh.

an

Wuppala padu, Prakasam QOistrk

"tN

ed about

g
tw

AND

~

aS
SN Fh
PVG

3

lat. No. S02, 4° Fk

x

ollectar 6

os

obec

2

a
Ns
&

Fond

:
Hy
x

Mis. Hayagreeva Farms and Os

The Tahsidar, Visakhapat

BS
r

x

Revenue, Secretariat, Val

ng Pariner

=e
t
2

ame S3004

ing

Visakhan

"
LS

. Respondents

x

i

2

an of india is fled praying th

3

4

3

Be

x
x

me te ot
uf
on

¥

Set

paeN .

# of Mandarnus dea

A

m the nature of ¥

Fee HH

be pleased fo isaue an appropriate Writ or order or

+ tHe circum

:
Hf

=

iy ine is

$s

:

z
x

particular!

ss

POTS

y the actio

ring an extent of

u

Se
ey A

Man

NS

shakhapaeinam Rural

fie
be

Vi
z


without jurisciction, violative of F Principtes of Natural "justice, violative of the
provisions of the Transfer of Property Actia81, Contrary to the Order
DATS. 2017 of this Honble Court in WLP Nos. 36473 of 2014 AND 26653 of
2018, and violative of Articies 14, 21 and SODA of the Constitution of India and
Goisequenly, set aside the srocesdings vide proceedings vide
Ro No S037 /200B/E2, DL 16.03.2025 issued by the Respondent No.2:
iA NO: 1 OF 2028:

Petition under Sectonm 351 CPC is fled praying that in the

circumstances stated in the affidavii fled in support of the wri petition, the
High Gourl miey be pleased fo suspend the operation of proceedings wee
Re.No. s0S7/e006/E2, OL 10.03.2025 issued by 2°° Respondent, more
narticuiarly fo an extent of the land'in Fiot No.34 admeasuving 1607 Sq yds,
pending disposal of WP .No.8309 of 2025, or the file of the High Court,

The pettion corning on for hearing, upon perusing the Peftion and the
affidavit fled in support thereof and the order of ihe High Court order dated
08.04.2028, 20.12.2025, 27.01.2028 & 17.02.2028 made herein and upon
hearing the arguments of Sri Kalepu Yashwanth, Advocate for ihe Pethioner
and GP for Revenue for the Respondent Nos.] fo 3 and Sn ASC Bose,
Standing Counsel for ihe Respandent Nod)

WRIT PETITION NO: 8332 OF 2025

Sefween:

Korada Rukmini Devi, Wo Late Korada Sankara Rao, Aged about 83 years,
Rio H.No.6-64/1, Ralaveedhi, Vemulavalasa, Anandapuram Mandal,
Yisakhanainan.
. Petitioner
AND
4. The Stete of Andhra Pradesh, Rep. by iis Pri Secy, Departrnent of

Revenue, Secretariat, Velagapud, Amaravali, Guntur District.

:

The District Collector, of Visakhapainam, Visakhapatnam.

a. The Tahsilder, Visakhapatnam Rural, Visakhapainam


may

st
Bay

aOR

. Raspondents
gh C

FS

orporation, Visi

- Fast Faint, East

co

2
Pe

te

§3

or

BS oe.
RN sy

Near
"*
x

>

a

"

oe

8

=

s
Rw

y

2

"3

"~

%
Ne

Rep by Hs Commi
ircuristarice

Patiian ur

C

ro
2

yy the

oy 'i 4 4; ro " teers ew eee ' ety
a) nr an) re OM; a oro ~ ey
oe "pes "7% . eed bee ms on 433 f% oy . isd
mn 2 Be 2 &¢ 8 eR BeBe SF yw %
we bee nr ee) eae: p "ee ety
me w B 3 &@ 8 B ¢ YB yy, Py ne
oe 8 & @ rn a a nn ae
oe re th WS He we. a a ae
Se Oy Pepe 0 nr © nr On "
z here & oe * + ores, ahead cs tpn
a as re: an rs
we {nt ty wen saree " 5 AORs
a one bey
So 6 2B 2 f 1 LF eG
ce a a re = es SS)
G6 © £28 FE 8 ee BR Se PB
me if bs oe id
» © 2 £ 8B Oo m= & oy te OTS
oy Pee Bee MM 6 BS
me ge me EE
g i ay Z a tO ae " ,
: whe foe 65 5 5 rn tors AC: " "
? re Sane 4 $5: 4 ae] x
beet bo . £0 os 5 5 are ay ia ia
yet o3 ry OSE eon. res veg oy i oe
we eye
an, @8 "gt BS "pea , OS 13 Ke
4 rene « "ee oe es) eae 0G lt fs ted 4 we
ae ab seca a a a
eee Yh wed re 4 ve 3
Cp te yO a ke rm CE Co Ch ey
wedee 7 <% Seen Pad oo eo ose we ae
nn ed rar 5 @ a nn)
bon. - veers % er . pet fegpoe
OB 2 Sow 8 B= & ye we Be LS
- Oo @€ ¢ 8 € B= GS eo &£ 8 #
a m + 6 & _ ¢ C4 8 & D
fecocQ SS we B A ee GS
os nee ~ pow get Sy we 43 ro
2 . "S05 rene, bone wn et o Sa wyeee. ge , 2
BS Ee Oy Oe SB @ we ds Ew
eR oe & ot
i ~ 'wis Lh
Bo@  % # cm aa
=e eee. Bf 8 ee 8 ye
E id " i a foods A " share
oe © fe Si gp mm Bo Eom
oe = £ OS m @ £ pp 2 Pe 2 BG f
, 22 @ a ee fo fh, ee no
'gees 3 a ra. wer " us nee,
fh sh fe heme LY ~~ = =6TD wef
me em OE
oe, es . "eh EA ' Pao ee ten
i & & S ££ © > in o£ © £ &# BS

toys

mM

Er.

aN

'

urt may be t

iy OO!
Gin support thereof! and |

g

z
®

tye
Ny

x

-

aly fo an extent of the is

~
.

Xf

FOF 2028:

Ny
*
st
Pat

y

2
a

Seattion

x

ae

iui

:

A

N
3

FH

ar
:

IANO


08.04.2028, 20 12.2025, 04.2026 & 17.02.2028 made herein and upon
nearing the arguments of Sri Nalepu Yashwanth, Acdvonmate for the Petitioner
and GP for Revenue for the Respondent Nos.1 to 3 and Si ASO Boss,

Standing Counsel for ihe Respondent No.8

WRIT PETITION NO: 8336 OF 2025

Sohween:

rm

Rdupugant) Naga Dhanamiaya Rao Go E.Gopalam, Aged about 60 years,
Rig Flat No.202, Lalitha Manor, Near Tycoon Hotel, Balai Nagar,
Visakhepainam
. PStioner
AND
1. The State of Andhra Pradesh, Rep. by iis Pri Secy, Gepartment of

Reveriue, Secretariat, Velagapudi, Amaravatl, Guntur District.

é. The District Coflectar, of Visakhapatnam, Visakhapatnam.
3. The Tahsildar, Viss akhapainam Rural Visakh aoainam

§. Mis. Mayagreeva Forms and Developers, Door. No.8-20-20/ 4,
Flat. No.50s, 4" Floor, Sukshetra - East Point, East Point Colony,
Visakhapatinan: S30077, Rep by is Managing Partner
&. The Greater Vishakhapainam Municipal Corporation, Vishakhapainam,
Reo by fs Carmissioner,
. Respondents
Petition under Article 226 of the Constitution of India is fled praying that
n the circumstances stated in the afidavil filed therewith, the High Court may
be pleased fo issue ar aporopriate Writ or order or direction more partioularly
in the nature of Wri of Mandamus declaring the action of the Respondents
more particularly the action of 2° Respondent herein in issuing proceedings
vide ReNo. 3037/2006/E2 Dt 10°63.2025 by which the Respondents are
seeking to resurne the jand admeasuring an extent of Ac 12.81 Cents in
Sy.Nege/S of Yendada Vilage, Vishakhapatnam Rural Mandal,
Vishakhapainam District, mare particularly the land in Plot Nad admeasuring

S30 Sea.yds as being Hlegal arb trary, uriust, without jurisdiction, violative of


ey

Froperty Aci, 1881, Contrary to ihe Order DX TQ AS 2017 of this Hon'ble Court

in WOR Nos 36413 of 2074 AND 25685 of S015, and violative of Aniicies YG Si

"

4

wroceedings vide proceedings vide Kea No SOS7/2O06/E9, Or 10.03 2095

&

issued by ihe Respondent No.
IA NG: < OF 2038:

Patton under Sectios 197 CPC is fled praying that in the

>

crcumstances slated in the affidavit fled in suport of the writ netifion, the
Nigh Court may be pleased to sus spend the operation of proceedings vide

Se

particularly fo an extent of the land in Plot No.1 admeasuring 530 Sayds
pending disposal of WP No. 8326 af 2085, on the fe af the High Court.

The petition coming on for hearing, upon serusing the Peltion and the
affidavit fled in support thereof and the order of the High Courf order dated

O8.04 2085, £0 72.8085, S701 2026 & 17.02.2026 made herein and uson

ae

hearing the arguments of Sri Kalepu Yashwanth, Advocate for the Petitioner
and GP for Revenue for the Respondent Nos.1 to 3 and Sri A.S.C Boss,
standing Goursel for the Respondent Nod:

WIRET PETITION NO: 8387 OF 2025

Between:

mS €

Vallabhaneni Satyanarayana, Sio Subba Raa, Aged about 7O years, Rfo

ofan

Ned. 733, Korumantudl, Nidadavolu, West Godavari District, Andhra

 retionar

}. The State of Andhra Fradesh, Rer

g
Revenue, Secretarial, Velaganudi Amaravall, Guntur District

%
te

The District Collector of Visakhapatnam, Visakhanatinerr:.

= Tahsiidar, Visakhapainam Rural Visakhapatnam

ope
wo
ma
he

ve


4 Mis. Hayagreeva Farms and Developers, Door Na.S-20-20/1,
Flat. No.s02, 4° Floor, Sukshetra - East Point, East Point Colony,

Visakhanainan SS00t?, 7. Rep by Hs Managing Fariner

O34

. The Greater Vishakhapainam Municipal Corporation Vishakhapainam,
Rep by its Commissioner. .
. &aspondents
Pedition under Artidia 226 af the Carstitution of Indie is fled sraying that
im the circumstances slated in the affi davit fled therewith, the High Court may
he pleased to issue an appropriate Writ or order or direction more particularly
in the nature of iit of Mandamus declaring ihe action of ihe Respondents
more panicularly the action of Respondent herein in issuing proceedings vide
Ro No gba7/e00GfES, OF10.08.2025 (Served upan the Petioner an
14.03.2025} by which the Reepodents are secking to resume the jend
admeasuring an extent of Ac. 13.91 Cents in Sy. No.g2/3 of Yendada Vilage
Vishakhapatnam Rural Mandal, Vishakhapainam District, more particulary the
land in Plot No.ay admeasiuring QO Sq.yds as being legal, arbitrary, unjust,
without jurisdiction, violative of Pr inciples of Natural Justice, violative of the
provisians of the Transfer of Praperfy Aci,188), Contrary to the Order
OL18.12. 2017 of this Nonble Court in W.P.Nos.96413 of 2074 and 25852 of
2078, and violative of Ariicies 74, 27 and 3004 of the Consiiution of india and
Consequently, sei aside the prnceadings vide proceedings vide
Re. No 303 7/2006/E2, TN. 10.05. 2029 | issued by the | sa Reepondent Now:
IA NO: 1 OF 2028:
Petition under Section 751 CPC is Med praying thal in the

circumetances stated in the affidavit Hed in suppart of the writ petition, the
High Court may be pleased fo suspend fhe operation of procesdings vide

Re No SOS7/200R/E2, DL 16.03.2025 issued by 2°° Respondent, more 4

narticuiarly to an extent of the land in Plot Nady adrneasuring 867 Sq yds,

33

pending disposal of WP No. 8327 af 202 5, on the fle of the High Court.
The pelition coming on for hearing, upon perusing the Petition and the
affidavit fled In support thereof and the order of the High Court order dated


t yer bene af See Heo "tan, itn £3 ¢ ray
sees ben ai ap Z, ty " Be: & am ep #B 2 ed
ae in bd ¢ 5 gen j 'is ay Sere toe
mo fo bee ee fo Bek OE
me ey oe ae -@ & BB & &
ot "3 * the asl ii vs En ot ao 3 aie Ws
tin ' i, ie ae a a nS ar on
mB eg ee oA 33 Sa fe ES
te : ms & ee Zn 4 SoS pg DO -@ & ow
Both EF i AL "eet fe oe & © ¢h BB &
wot 7 " ' ag we.
- Bog 3 Be : % . & 2 eB Rm ee
r ' ey wt a abe " ebece Soates gee - v £0 7%
; peo a, yee seat on @ £ ' Gabo zt
oe g B& 6 ne 5 # ee we a wre %
as fi fae ed i 2 GE BO, DOS
ae ad tees, %, us we $ E * dpe. A Tine re
4% We oes od atl oe pion sdbon pene |
Be ea Ge me Oo . 6&6 ¢ YF £ & *, mo 8 GB BR
of oe © & Oe an ke aie > ee i
Fae a - ole * cer re ne t% me vn Mok
GC & & - jf ~ Ee Po 8 eB eb RB & &
A i if 3
% i B® & @ SOM Bo "ne SO
ey id oe ts we, as Sun . ae ry ed $5] © Hy
ay Oke Se Om BG we hm ou a a a
Pye Ze a so g #8 G&G g. £ SB
Me Lh ; ea rect t aed us $e o4 nanen, wed a a} "ran Gee
Cae a tn gm Oh a2 fove io ke OR a ed Be me gs
pe Be Oo =m eB Gm & Bos 8 $&@ 8 EG ©
we eR ae ee "2 be Fu ne ee Gs
. 6 Bos RS Co, = Be fb 2 #£ s oS Bes
op» Be i Be 2 ff B@ 2 2 Pw ZB o5 Bee ee
anon an" a we gt, igh we ED ke fy Bo 2 2 ee ee
Si Be a ne Bo ~ € *% & ta 2 oh gn tog ges
: . ms het Oe sn Od ae OO en - on tie Some ENE :
on te Oe ee Fe QB eo BO" Bw Roe <n ores
mo 7 re os. ae is on "ae. os. gs me 3 a wh ran wee UG iy feet
oie oy LG roeod ~ 3 fer co) #5 pee Caen a a ot rs Sr ae
Be gh bn a aes Se me at i ™ we ee
wy A re oan an 'we Be OB g G @ £8 ©
a Loe S ; pia teow we ae ' i oe ; - i be ae Fas Arg
mM bd me FB ey 2  & 1 « £ - hf & 8 GB BS
| Go - 8 oO es "et eh OR we og TS BG
: 4 yee : ; 6 , ; 58 vows Y
"~ BS B te C® ge & & g BY & © eT my, Be
. Ps w% ahh oe S A ret %4 ~ apne Fs eS Scat he % iss noe Fest oA] eee, ett Cy
oo Oe Cy oe > 6G io 3D kp Dm, i GH a £2 6 &
ed , Fy foe Say t te en fn time oS ae) Le Seow oa, z cE a my OS
Aa A Lp 0% Li, " yon tA ae nm * res , "hoot. wood 4 wn peeed
os re ce ned fem, oy ne Yow & Bb wm ws a a fa > GOR Oe
im th Ba ke 8 go os om 8B #2 ff Boum & 2B og
ao CC te & , Go fy Cg » B aw "
"ee BS fom Be fo fe ; Bp me BG oy
Da) py a mn a pens OnE CoP 'h3 ron ea a ons
o ¢ 2 &§ & & B 2 B "-- @ ~ & %
Sb 8 Ff Smo wy A ke 6s Ee

WO

YE oof Ac.
THT}

¥
$

$
&

3

}

FADS

N
:

Vishak

land ar

3
s

ao

s belng Heo:

g
:

seeking io mesure the
\

a

FS

s


of Principles of Natural Justice, vidlative of the provisions of the Transfer of
Property Act, 7887 Contrary to the Order DL 19.12.2017 of this Hartble Court
in WLP Nos 38473 of 2014 AND 25655 of 2015, and violative of Articles 14, 24
and S004 of the Constitution of India and Consequently, set aside the
proceedings vide proceedings vide Re.No.SdareOnsres, DLO 2085
issued by the Respondent No.2;

IA NO: 1 OF 2025:

Paition under Section 751 CPC is filed praying that in the

cirsumstances stafed in the affidavit fled in support of the writ petifion, the
High Court may be pleased to Suspend the operalion of proceedings vide
RaNo 30S 7/200G/E2, Dt. 10.09.2025 | issued by 2 Respondent, more
partioarly fo an extent of the land in Plot No.38 admeasuring 847.14 Sq yes,
pending disposal af WP No. 8338Of 2925, 09 the Tis of the High Court.

The petition coming on for hearing, , BRON perusing the Petition and the
affidavit Hed in support thereof and the order of the High Court order dated
O68.04 2025, 20.72.2025, 27.01.2028 & 17.02.2086 made herein and upon
hearing the arguments of Sri Kalepu Yashwanth, Advocate for the Petitioner
and GP for Revenue for the Respondent Nos.i fo 3 and Sri A.S.C.Rose:.
Sanding Gaunsel for the Respondent No.S
WRIT PETITION NO: 83557 OF 2025"

Behween:

Fachava Lakshrmamma, Wo Late S Sri Narasimhulu, Aged about 81 years, Rig
O.No.3-1-239, Nagendra Nagar, Seity Guinta Road, Nawabpet, Nellore-
524002 |
»Pattioner
AND
1. The State of Andhra Pradesh, Rep. by its PriSecy, Department of
Revenue, Secretariat, Vel lagapudi, Amaraval, Guntur Dist trict,
2. The District Collector, of Vi sakhapainarn, Visakhapainam.

The Tahsidar, Visakhapainars. Rural, Visakhapainam


' 44 " cio
Ee 2 8 & eS a a
a ; oe LE% bee a7 ra "eet eA y $y
on ewes 4 re wees mided pean wn we ge By Lie ,
"sp yok £3 ood tie Sone 'news te, ko ed a ane ho
ge mG me ee a OE OG GS @ & | be ee
5 " on a toe es x 'eee, 5
- 8 @ 8 & a6 & 2 ee & S & B® = 2 2
z fh 2, 7 , the te eae s os tg ger
we hed Be yan C3 wm fh Ye SC we me Cy 3 oo cere he
eed * ge CF & & ~ & "ty 2 ' 2 a
Ay ee CE f " ee . Bh eh Ee moe wy we a ts oan .
Ke we rg ££ Y ED me O & B wy me OE pe
go & a } 4 an on ny, veh a ee 7%, x Fae a yee" "4 nee thoed
3) ie - eo 8 » = = & Gm i, dbo ome ae re wm
Abyed cae fod rood gene we mt Ke oH fon cod 13) ger eed yer a
yn ow & & 3s @ BS Bom om @ © ns & BP 2 | io
tii x0 5 pd woe yn 5 havee C4 eet et Co gee OEM 3 wn
; i = % be . en a a 8 "3 6 ieee
bo . ~ hn + FR RG fe a i 3 fy 0 6 . re
gy " Sram wee panes ey ran Li og aves ee oc eee bane? spor Kod ass 3 on
i on A Spon % OS pe e "veg iH EG vee BB @ on Sh ed .
oy oe oS % BM % 4s cy be 4 8 8 Fae a oe
a rs fev pos . Reel pee pn van owen, 7 5 ie; wy 7% rad ger
| of 3 eS a we Te ot ei a ied a te
bh ges Sk eo eB : £09 on, a be oy,
A we ad bon tnt » 8 a tr nero on 2 aH Sees
ete " SA Fas Go @ @ a &@ gf & ee 3 $ on
oo . © Be %S Gg po ey " B rf i
1 ma a oot A 4 " ed a # * ny wok ih} q wn te Oe; yet
iit Oe | fo ere Seow: in S. Ww of re " 14 ees ay rs
wae we ae he ot bold ee "a, ay ib oe uh Ee a0 E bere re) some tt
ts $ od rast pe " ad oe ae ee fe a8) 3 eg "we oy St Fon toe 7%
i 3 Avy me ae Meme R45 a Ee " rae, ees he cook % ge od ' .
Ch @ wa Lo ee ge BS we me Ban! A ot wa
on. re, / " td 4, its 'as on nay , , 'ty Ay
5 Re fo howe we UG eg a & ana 'oe a ee
re oe Lip ae oees on St ao 55 dun Le $F) wy oes, 3 5 fy ne
fee tthe rv roo aod tG we £4 lap OS we fy CS Ly ses Sao
i he hE, oS , Lhe , "hs rs Se "Le rn oad oe ? £4 yn
a GL te ee Be ral fe ey. om & & & C7
"en So oe Z 3 an ? neo ce nies Z i serine
fe oe & go eS & oun 2 Ree tee he ie
eed ire ° a, ', "fs a me, hen fed rs eee (tay
$% go Casa ra) x ca cone [i a 43 Lk yet LO i love 'bene fs, rah sgeee wieed
jn & sory on te oh atl 3 i he pees nee te Ch. 23 to . wad et ' gpee
mens a # ae te ee fos tt SEF te tt "Gy 2 foe
i in ' £3 we £907 on we teder "3 Es) wt vin we y* oy gn re "re G
% i th wee ao gh OES Co a fe oon
ie oak ae oe . ee oo on ~ o
me , he em ce ms Sie a on wg a Se, ees
% 2 ke G@ & fa  & & os = & a ca eS
a me GF & | © fe GB ae BW we Oe no, a ®
lace . w+ oe pe ae ce a an oe os
ms of ee 2 = ye coe o & 6 S a ae mB
So & 0 6 8 © & nn ee e & = ce aud  &
ne a % @ e ed wnat cd BS ne fie we ba ae on
3 , 'eee % ~ 4 wae ee 3 3 boon ™ ;
veda "ap an tere ced Be Moe "ee oy] Hes - eced ry fa me
fon £8 x & 3 & ' yee . me a ees toes Od a 6
GQ w & St ra ) eo Sw ao % Be tay BU 2
2 Ee 2 es BES mm B&@ 6 2 & Ew & a= be 2
on ihe soe Sem a res C5 33 an an rey nc Se ee et wae eek wh Bs)
oe fem OE ny ed ae he fact ies pe ee 4 tee fen 3 ras Ry ~ es
. p sane " 3 Kee, ' "s * - ad Sah
wf & & #2 Bw BO & 8 Bo me eS Es
; fn me - TMOG me 62 be seein te od
; i393 eave a Pa oats et fel i % ns re. ot
"E> 5 3, Le Lond " r¥3) owe wa nei oo non wa. oy
: wg 2 he 4 a a wy | ot ge be wi os
& GB @ mr wh ws ee 2 oot @ OO 6
$ B ge ve BE age nin: o> TS ;
ew 2 £ & 2B GR @
eteck teers an wie gree a % eo tS 1%) a 5) : anh bb ot
ke ke  , nn rn eo = et oe Se $3
£2 £S 8 Ze Ee &

.
x
Ne

PRO

Respondent

¥

weet

"

ay
sf

maued by

t of the is

H
x

~,

nartcuarly io an exte


He. 04 8025, SO128025, S70 4 P2026 & 1702. 2025 made herein and upor
hearing the arguments of Sri Ralepu Yashwanth, Advecate for the Petitioner
and GP for Revenue for the Resporcent Nos.) fo 3 and Sri ASC Bose,
standing Counsel for the Resr sondent No.5:

WRIT PETITION NO: 8385 OF 2025

Setween:

Potluri Narasimha Rao, S/o Late Sr Krishnamurthy, Aged about 64 years, Rée
O.No.28-14-10, Opp Melody Theatre Suryabagh, Visakhapatnam, Andhra
Pradesh-§30020.
 Feltionar
AND
The State of Andhra Pradesh, Rep. by its Pri.Secy, Department of

senna

Revenue, Secrelariat, Velagapuci, Ameravall, Guntur District.
Yhe District Collector of Visakhapatnam, Visakhapatnam.

3. The Tahsidar, Visakhapatnam Rural, Visakhapatnam

4. Mis. Hayagreeva Farms and Developers, Door.No.6-20-20/14,
Fla No. 502, 4th Floor, Sukshetra - East Paint, East Point Cofony,
Visakhapsinam- SS0017. Rep by ts Managing Partner.

The Greater Vishakhapatnary Municipal Corporation, Vishakhapainam,

a
so

Rep by ts Comrnissioner
 mespondents
Petition under Anicle 226 of the Constitution of India is fled praying that
in the circumstances stated in the affidavit fled therewith, the High Court may
Ne pleased in issue an appropriate Writ or order or direction more panicularly
in the nature of Writ of Mandarnus declaring Ihe actlon of the Ressoandents
ore particularly the action of 2 Respondent herein in issuing proceedings
vide Re No QO37/200G/E2 , BL 16.03.2025 (Served upon the Pellfiener an
44.08.2025) by which the Respontients are se eking to resume the land
admegsuring an extent of Ac.12.51 Gents In Sy.No.92/3 of Yendada Village,
Vishakhapsinarm Rural Mandal, Vishakhapainam District, more particularly the

land in Plot No.9 admeasuring 487 Sq.yds as being Megal, arbiirary, unjust,


3
;

N
:

x
x

las of Na

ny

>

a
he

ui jurisdiction, vinci

of the

SSIONS

<
x

oy

a

Seve
oe

x
=

ion oF india

Orsi

Aue

BY

Consequently,

NN
x

SES
103.2025

2, OETO

>

~~
+ 7 EN
The

oy

?

Ro No 007/200

°
x

TOF 2028

x
e

IA NO

writ

Yet
:

ows
t

ray
we

uimetances afated in th

ae

rer

High Court may be pi

aia
ee
Free

Z2

as

Ee

anding disposal of WP.No

i

The petition com

~%
3

oN
3

=
x
3

"
3

idavit A

af

N
x

§ made herein and x

"y
a

=e

Co

the Pettioner

a

N

nate fo

mh, Acvor

r
N

a

8402 OF 2088

°
x

WRIT PETITION NO;

.
s

Rohvren

WY

Ned
N

Nive

. Patitioner

AND

<
R

CR

4, Guniur Distr

. ¥elagal

$
x

vefariat

G

Roavenus, Se

rot Codiectar of Visakhapatin

%
x

sakhanainam

*s
s

2

ural \

3
te

¥
NS
x

dar, Visakha

8

ne

y


4. Mis. Hayagreeva Farms and. PEWOOPErS, Door. No 6-S0-209 ,
Flat. No.0, 4° Floor, Sukshetra - East

Visakhapainam-5300 17, Rep by its Managing Partner

a

ort, East Point Colony,

om",

The Greater Vishakhapatna am Muni idigal Corporation, Vishakhapainam,

Loe)

Rep by iis Corimissioner,
| . Respondents

Paton under Article 225 of the Constitution of India is fled praying {hal
in the circumstances stated in the affidavit fled therewith, the High Court may
be gleased to issue an appropriate Writ or order or direction more particularly
in the nature of Wirt of Mandamus declaring the action of the Respondents
more particularly fhe action of 2°° Respondent herein in issuing proceedings
vide Ro.No Sosv/e00G@/E2 , DL1O.02.2028 by which the Respondents are
seeking to resume the land admeasuring an extent of Ac.12.51 Cents in
ay. No.8e/Q of Yendadea Village. Vishakhapatnam Rural Mandal,
Vishakhapainam District, more particularly the land in Blot Ne, 1&8
admeasuring 544.44 Sa.yde as being Hegal, arbitrary, unjust, without
jurisdiction, violative of Princi inles of Natural Justies, violative of the provisions
of the Transfer of Property Act, 1881, | Contrary to the Orcer DL 19 12207 7 of
ihis Honble Court In WLP Nos. 36419 of 2044 and 28658 of 2015, and violative
of Anicies 14. 21 and SOGA of the Constit tution of India and Consequently, set
aside ihe proceedings vide proceedings wide Re No SOQ;/2OUMV/E2,
OY 10.06.2028 issued by fhe Respondent Now:
4 NO: TOF 2628:

Fettion under Section 157 CPC is Med praying that in the

a ns

croumstances stated in the affidavil [Ned in support of The writ petition, the
High Court may be pleased to suspend the operation of proceedings vide
Re No. 3037/200G/E2, Dt 10.03.2025 fssued by 2° Respondent more 18
narlicularly fo an extent of the jand in Plot No.J8 admeasunng 544.44 Sq. yes,

pending dispasal af WP.No.6402 of 2025, 0 on the file of the High Court,
The petifian coming an for hearing, upon perusing the Petifion and the

affidayil Hed in support thereof and the order of the High Court order dated


and ap far Revenue for the Resson ident Nos.t to 3 and Si ASC Base,
Standing Counsel for the
WRIT PETITION NO: 8406
Between:

~

soa Mohan Ras, S/o Golla Subbarayudy, Aged about 82 years, Rie O.No. t-

&
e
"Py
ny
ie
Pe
ae

30, Plot No.4, Kallasoiri Road, Co. operative Layout, Visglakshi Nagar
Vishakhapainam, Andhra Pradesh-Sa00
7 . Patitioner
AND.

The State of Andhra Pradesh, Rep. by its

"

Sri Secy, Department of

wore

Revenue, Secretarial, Velagqaoucl Amearaveat, Guntur District.

t

wom
CF

oe

The Distnot Collector, of Visakhapatnam, Visakhapatnam

3. The Tahaiidar, Visakhapatnam Rural, Visakhapatnam
S. Ns. Hayagreeva Farms and Developers, Door, Nos SZO2 ON 4 |

"et
os
bt

Piat No S02, 4th F

Visaknanainan 530017, Rep by is Managing Parine

' aha ye ye Ty we '. reed Ft :
or, Sukshelre - mast Poi nt, East Pont Colony

y

"aa,

2. The Greater Vishakhanatnam i
Rep by is Commissioner.

. Respondents

os

Paition under Ariicie 228 of the Constitution of India is fled praying that

Fas'

in ihe circumstances stated in the affidavit fled therewith, the High Court may

¥

bS Digased fo issue an appranriate WY

th
ey,
80g oe
wa
re
oo
a,
Sh.
65,

oy
ne
ot

n,
an
g.

ion more particularly
in the nature of Wri of Mandamus declaring the action of ihe Respondents

more particularly the action of °° Respondent herein in issuing proceedings

vide Ro No SO37/200G/E2, DL 10.03. 2028 evwed upon the Pelifoner on

-

te

admeasuring an extent of Ac. 12.51 Cents in Sy. No.92/5 of Yendada \ Village.

Vishakhapainam Rural Mandal, Vishakhana atnam District, more particularly the

land in Flot No. TY adrneasuring 447 Sqyds as being Hegal, arbitrary, unjust,


without lurisdiction, vidlative of Princigies of Nafural Justice, violative of the
provisions of the Transfer of Property Act, 1881, Contrary fo fhe Order
OLS 2.077 of this Honble Court in WP Nos.o6473 of 2074 AND 28653 of
2018, and vielative of Articles 14, 3¢-and 300A of the Constitution of India and
Gansequenily, set aside the proceedings vide sroceedings vide
Ro Ne S037 /200R/E2 DLIG.3.2025 issued by the Respondent No.2:
IA NO: 1 OF 2025:
Rettion under Section 157 CPC is fled praying that in. the

circumstances stated in the affidavit Sled in support of the wrk petition, the
High Court may be pleased fo suspend the operation of promeeriings vide
Re. No S037/2008/E2, DL 10.03.2025 issued by 2°° Respondent, more

7S

particularly to an extent of the land In Plot No.1? admeasuring 447 Sq yds,
pending disposal of WP No.§406 of 2028, an the fie of the High Court.

The petition coming an for héaring, upon perusing the Petition and the
affidavit fled In support thereof and the order of the High Court order dated
D&.Os 2OS8, 2O72 2085, 27.04 2086 & 17.02.2026 made herein and upon
nearing the arqgumenis of Sri Kalepu Yashwanth, Advocate for the Petiioner
and SP for Revenue for the Respondent Nos.? to 3 and on AS UC Bose,

Standing Counsel for the Respondent Nod
WRIT PETITION NO: 8403 OF 2025

Between:

Veicha Murall, Sia Veerranu, Aged about 62 years R/a Door No.35-8-4
Mangalavaragyu Peta, Rajahmundry, East Godavari ~ $29 105
/ Petitioner
AND
The State of Andhra Pradesh, Rep. by fis Pr Secy, Department of

weeds

Revenue, Secrelariat, Velag yapudl, Amaraval, Guntur District,

2. The District Collestor of Visakhapainam, Visakhapainar

tnd

. The Tahsildar, Vi isakhapainam Rural, Visakhapainam


iS

3

aw

ae

"
os

by iis Man

%

>

pyee

PD,

eds Png, oy F- Oe ee: om fs tert a i. " fe
' we jn, EB a" Bi ae worm ES os % ; on j ; @ ;
$3 ver ve Ay Seva " 4 37 "epee rs fer ie been 5, chew
be Es bon gee rs hea we wy * 'bed $3 a soe
a came ea ee 4 ay TB i An Snr a «gS SO  acnaaed
id % Bm 2 3 8 @ oe €& @ £ HR & wm » @ -
ne ~ ED stot xf nf 3 we ge ? ge ee LE wi 4s) . en
dove i % x See, % rg oe ; rer ae 'Govt
Roe C4. id wee GE ab : , ics wag Ieee tog isa
A % ¢% % Pe rye ae 4 ba eee iret
Q th, TS £% wo OS 4 OF we ee Fo we
a eo em he Be Be a a ao a er. eh
e & 2 & ee Oo Go 8B . BR Eee gs & &
D 6 mm te ™ oy Gow & go & & GB & & Ys ste
@ i (2 Be Pe ee me oe ye BEM €
4 Bene. 2 see. done cae +4 see Ss Son eed - "nem 4 ieee
ae & » SF ms @ 7 ie . & SE SS Ge we i
: ae . 3 "ot "A ty 4 sheet wo | pen, seed 6d oy bre
; we ne on oF Pai % f @ (2 £m a
Bs - aa * Pn a nr <n a <n) fen gt
© s) iy Oe th % te BB & ©,
% fe & Be £2e . #& =~ €E Ao OB & "
Bhs ; % en Jes ih, . é feng epee # 4 £
ery " ' % aad ee os 4
we Pa Sonne heen <9] ih wore "een be Ce resem i is ~ xed
a5 oa ~ & & G&S - © & 8 8 £ Oo mF,
7 feee Lo &t ; 'Se ob er wewts £5 "2 caer ge , GQ ,
: ' ee Se hj Ee ee ye eb,
4 em C3 "eh, yr Moog bone Cy yaad Seite " aed et a on . a es
% 2 hte sod % Sel Ieee ans oh wn tov, rob " «ey 'vee Sor,
4 aes Incl a gly re im nok ge h aah . a 2D re) ft ¢
a taae re] np nA SD se nr a) ood . wh co aS a ae ts od bade og
' - "yen, Braue 4 4 fe, 3 ne ves oy feos i 7
pi Ue a vf we Be He 88 os To wm BG UU er FH & & *
? Te dtere A wets y wee aeoon. et dono. Ks wy % vey Rng yee au
7 ed est rie) & 4 man oon ci "yy | OR Ea oo vos 507
< reboe Seodne faee ' cen Pee %, ond wy vag ve ', , : wet nee, on
vf & © a an oa me OG fe ee tt ee wm
Lee yr er as ; 3 ot i "ee - a veoe ra dab saan oH Ls vo
A a nee gy 4 any w ES og ' "ts ane
"OF i A $5 a ia ec ae 4 ated as er ce pe fd % geen. te
" gg 3O Ge OS "ee Ld Pc rad oe fot ton "fi
Ah ha bn ee " Loe oo 63 a GS x Ree a, odes a vere
i es at an "a et a ne oh TB FS ge tae ~ fen
oy oo a 0 TE ge ogy Rye Re a} vo (TS
we, 2 y . wen. 2 bowed tee 4 od
er oa a oe) "ep Eee rae wt i ea
i ie BD om Hom tee ES Pee ES tee ay, hy ae , code
" OO mw oar nr; rn a5 a a A © <> © a nn
go @ a oe ~ Se op eo & Be 6 oe fe "a
a a % iia re & x es 5 ome, adatriel NG, " we 4
Cm, wo we «oD a ee Pm ye oh co ;
a eB BS ee eg BS 2 Bee Be een eB ge
mn. me ane se.  & $C Po. 2 gy fed pon soe Jarre 3
on "eek soar "Ot none on, £05 ' Npeeer a faee pea RS "heat ce
% g 7 ee: le f
CX Th of 2 B 9 & ho ge ge Ea See BOS
3 & @ ££ wo Bm & FR fe Be a eB 4
a oS tt a tam, GE pe a 3 "2 fave
ico 0 Ces a a aan') % 0, CT ted Cd 4 nah £2

5

fe of fhe Hig!

LRP,
aa

cS

aE

>

2)
sui

a

&

x
ag

fot Na. tS and i

a

¢

3

z

3
S 3

artcularly to an extent of the

yy
Vv


The pedilion coming on for hearing, upon perusing the Petition and the
affidavit Hed In suomort thereof and the order of the High Court order daied
O8.04 2025, 20.72.2025, 270 2026 & 17.02 2026 made herein and upon
nearing the arqumenis of Sd Javvall Sarath Chandra, Advocate for the
Pefifioner and GP for Revenue for ihe Respondent Nos. fo 3 and Sri
ASC. Bose, Standing Counsel for the Raspondent No.4;

WIRE PETITION NO: 9104 OF 2028
Setween:

medala Narayana Rao, S/o Eedala Veerralu, Aged about 68 years R'o Door
no. 2-1a/1, Munisibu Gari Veedhi, Katheru, East Godavari - 533 165.
..Patitioner
AND
t. The State of Andhra Pradesh, Rep. by its Fri Seoy, Deparirnent of

Revenue, Secretariat, Velagapudi, Amaravati, Guntur [isirict.

Fag

The CHstrict Collector of Visakhapainam, Visakhapatnam.

id

The Tahsilder, Visakhapainam Rural Visakhapatnam

4. Mis, Hayagreeva Farms and Developers, Rep by iis Managing Partner
Door.No.6-20-20/1, Flat.No.502, 4" Floor, Sukehetra - East Point, East
Point Colony, Visakhapainam S30017

The Greater Vishakhapainam Municipal Corporation, Rep by iis

oF

Commissioner, Vishakhay painam,
_ mespondeants
Petition under Article 228 of the Constitution of india is fled praying that
in the circumstances sfated in the atl davit fled therewith, the High Cour nay
be pleased fo issue an appropriate Writ or order or direction more particularly
in the nature of Writ of Mandarnus declaring the action of the Respondents
more particularly the action of 2°° Respandent herein in issuing praceadings
vide Ro No Sday/2000/E2, DLTa. 03, 2028 by which the Respen ndenis are
seeking fo resume ihe land admeasuring an extent of Ao.t2.57 Cents in
sy. Noes of Yendade Village, Vishakhanpeinam Rural Mandal,

Vishakhapatnam District, more particularly the land in Plot No.a8 admeasuring


290 Sq.yds as being Wegal, arbirary, uniust, without jurisdiction, violative of
inciples of Netural Justice, violative of ihe pravisions of the Transfer of

e x

Property Act, 1881, Contrary to the Order OL 19.12 2017 of this Hon'ble Court
in WLP Nos 36473 of 2074 ancl S888 of 2018, and violative of Arficies 14. 34
and SUOA of the Cansiitution of India and Consequently, set aside the
proceedings wide proceedings vide Re No. Q037/200S/ES, DLIG. O38 2038
issued by the Respondent No 2:

IANO: 1 OF 2028

Petition under Section S81 CRC is fled praying that in. the

rcumstances stated in the affidavit fled In support of the wet pefiion, the

High Court may be pleased to suspend the operation of proceedings vide
ReNo. s0S7/2006/E2, DL10.08.2025 issued by 2° Respondent, more

particularly fo an extent of the land in Piet No 38 admeasuring 580 Sq yes,
pending disposal af WP.No. 9104 af 2025. on the fie of the High Court.

The petition coming on for hearing, upon perusing the Petifion and the
atidavil fled in support thereof and the order of the High Court order dated

GUS.O¢ S085, 20122085, SF OT 2028 & 17.02 2028 made hersin and upon

ce

hearing the arguments of Sri Kaikala Rama Kireeti, Advocate for ihe Petiioner
and GP for Revenue for ihe Respondert Nos.{ fo 3 and SA ASC Boss,
Standing Counsel for fhe Respancdent Nog

WRIT PETITION NO: S108 OF 2028

Rehween:

Pall Narayana Rao, S/o Late Pall Gurumurthy, Aged about &¢ years Rio Door

R;

mg. 378-62, Satya Nagar, Murali Na

dar East, Visakhapatnam ~ 530 OOF
. Petitioner
1. The State of Andhra Pradesh, Rep. by its Pri oecy, Denariment of

Revenue, Secretariat, Velagapudi Amaravati, Guntur District,

po

Yhe Distict Collector of Visakhapatnam, Visakhapatnam.

5 Dee

The Tahsidar, Visakhapainam Rural Visakhapainam


4 Mis. Hayagreeva Farms and Crevelopers, Rep by ts Managing Partner,
Door. No.8-260-201, Flat No.502, 4° Floor, Sukshetra - East Point Rast

Foi Colony, Visakhapatnam. 530017.

Ch

The Greater Vishakhapainany Municipal Corporation, Rep by its
CGammiasioner, Vishakhapainam.

| . mespandents
Pofition under Article 226 of the Constitution of india is filed oraying thal
in the clreurnsiances stated in the affidavit Hed therewith, the High Court may
be pleased fo issue an appropriate We it or order or direction mare pariicuiarly
in the nature of Wit of Mandamus' declaring the action of the Respondents
more particuarly the action of 2°° Respondent herein In issuing proceedings
vide Re No SOSF/200G/E2, DL10.08.2025 by which the Respondenis are
seeking to resume the land admeasuring an extent of Ac.12.51 Canis in
Sy.No8e/a of Yendada Vildge, Vishakhapatnam Rural Mandal,
Vishakhapainam District, more particul arly the tand in Plot No 75 admeasuring
a8e Sd yds as being egal, arbi rary, unjust, without jurisdiction, violative of
Principles of Natural Justice, violative of the orovisions of the Transfer of
Property Act, 1884, seen fo tye Order DLIG.T2.2017 of this Honourable

Court in WLP Nos. 29415 of 2014 and 36683 of 2015, and violative of Articies
J4. 2) and SO0A of the Constitut on of india and C Consequently, sel aside the
oroceadings vide oroceedings vide Re. No. SO37/Z00G/E2, DLTO.OS 2025

issued "aby the Respondent Nog:
IANO: 1 OF 2028:
Patiion under Section 157 CPC is filed praying that in the

circurnstances stated in the affidavit fled in support of the writ pelition, the
High Court may be pleased to suspend the operation of proceacdings wde
Ro.No.3037/2008/E2, DL 10.03.2025 issued py 2% Respondent, more
ganicularly fo an extent of ihe land in Plot No. 18 admeasuring 395 Sa.yes,
pending disposal of WP Noo 05 of 2025, on the fle of the High Court.

The pefition coming on for hearing, upon perusing the Petition and the

affidavit fled in support thereof and the order of the High Court arder dated


2s
a

,
tere ae eee en rs Hook feos ery, 6] sh ce gees peed' ay 4
' Gf G ot } ™ ¢86e ¢26 2 2% 2S
i cae Sea, ge Ab "yee ee bon " wr ae ; <5 3 Ts reed en
wood ~, 5 & oe fe a pot be eo ae) fee 4 Ut 7 bee thea
mz S oe ke aS Ap 2 & Bb » £€ & 2 B
Ce te ~ ed ie LEE yo ey iy be BG i
i ros G aes wo G £ Le my erst coe ae ie a os % Je
os > a eed GS oo & a4 os © inn a
Bony 1 om * ~ Gy &, (8 6% © %, eo '
6 eM : a ts -s a em A mB, gt
BB oe EG : eo fe OR 'om oe ew OB Bin em GS
ye ty a ar fee CH ' BD 3 8 wy £4, tke ve
ee hag we Ge ts im o GB EB ee A Bow @
a ie a A ca ws tr ea we gn 3 os. tongs OOF a a San a3 « te tt OS
seat : . a be wm OS the %  Nepon a ho ; i yt
res, tg] "Es ie re Seat £05 Lik : ay heh wet ny 2 on a
: e 4 | he ir rz) ve wr, a ab Lf Yew
2 S Q ee Cf me : = Pe BBE, 4 z 5
n 4 o 4 et we z veces " neon Ay. OT saeaeecd
a ey Ze o ot a vy £% oe Ue wre ee a tien ke ood aor
ge , nn beds pe 3 as oy a a © ee SO Os nn;
a <n 7 Pa eB eed 2 os an 9a th a re
a an oa wg OY a ar a, nc ans) tea ee ie nn rs)
wm Ge my QE gw 8 fs fa rn 2 on en rn.
oe ord npes ey faa Fest gone chard heen 3, A 3 Thane Saper i CS iy setae. store ae tS ge Bee
fa gy te Z pO cm Be SB mS eA me, Gg @& 8 8 rm "ee
a am Go nee 5 & & «" @ BF Be Sf em
a3 ioe hy +1 4 i tf eo * Paves ee
nr ce Ch ge t ae eng Feed " eo Teo Snug gets ate, gine wm td
fy es SOB iy eB : td 5 mS» 2 wi OB
a ma ce Bg » 2 ww nae a ne an oan ne:
an ans ae woe a a a a a a & B nm G& & @ te Be
ne: ne) eee a ar a ar a ns? 7 a a Bos
ane tks By ro" my: oh seen pons, £F3 en eatin a2 oo cane ee po en See Le oa ar re eer Z wort
Oo Vi, Ted £5 4 oe Snot <-- rs "et % i] if oe seett food 0% tS pear Lf Soto Soop. A Sree
Ce Sa em, hE , GA MS Bh yee a 'ee ape gt ~ wih
& fe ge C5 5 a oe © > ae Do omy WO Be RM ae ge Th © IS we 4g is ad
coe a 5 4 ee ", a eet
Aa nr aan ys hen Ee fen ar as " ge Be ee ee
S % = Be a roo fen ee on «=~ ; ne i ann 4 oO e i LS
" i ; P ; ar £ Be ir ie ge ES poe
: " Yoge -- Seg ies pe ee Se oo po ; web Me S eS 'ney
" noe ms of : a Z x wnaee s ' * ra, . nee fare io eer i .
wre ge oe & a ae ke & Q & ge Bg = Eo» nag
a G& mm ue GG a as he aad a me B ao  & o
% wegee No Fee een Ba can od ans "ey,
mG gx # G & 38 a a = OG ge oy ;
a a a a hn ss me Og res a © fe ge OG
Soo. Par ween yer BA e apeee
? on, - 3 ;
oP 597 oe Sc

0
e
@

*
x

Qistnict more part

menis o
pres)

©

$ AS being Hes

sioner, Vish

Yr
Pp

farly the action
G
¥

Hayagreeva Far

Door No.8-20-2074 Flatt

e, Standing

nearing the argu
uz
WRIT PETITION NO

x sen yen
fe ae eZ eed Fn
i. % a wn wed , ,
' ae
Noon. os io % Lf

8.
ae
ss

3
The District Caliector af Visakh:
curs

'The Tahsidar, Visakhapair:

The Greater Vishakhap

Ro.Ne
i
fs

Seethammadhara, Visakhan
be Dleased fo issims an ap

in the nature of ATH of

Vishakhanaina

& Pe,
"ane : te ~ pd GA

SB Sn "3 vn a "sh
on aes Bs ae es ch. ae ie ry x
et. ; work eee)
«ig ae , os , a4 Le, oi a
od % 02 2 aan 'yon MH 8 ay Te) me gy OR me
ae we i tod 2 Go os
a mf > oY mm mh -


of Principles of Natural Justics, violative of the provisions of the Transfer of

Property Act1887, Contrary to the Order DEQ i 2.2017 of this Honble Court
mn WOP Nos.96413 of S014 and 25889 of 2015, and violative of Articles 14, 24

and 300A of the Constitution of mae and vonsequentiy set aside the

issued by the Respondent No.2

IANO: TOF 2028:

Petition under Section 167 CPC is Ned praying thet in the

circumstances stated in the affidavit fied In support of the writ petition, the
a Coun may be pleased to suspend the operation of sroceedings vide
cNo S03 7/200B/E2. OL10.03.2025 lgsued by 27° Respondent, more
sorte to an extent of the land in Plot No.3a admeasuring 1394.64
Sq.yds, pending disposal of WP. No. 8108 of 2025, on the fe of the High
The peiiion coming on for hearing, upon perusing the Petition and the
aidavil Hed in suppart thereof and the order of the High Court order dated
06.0¢ 2085, 20.12.2025, 27.01.2026 & 17.02.2026 made harain and upor
hearing the arguments of Sr Mandava Abhigna, Advocate for the Petitioner
and GP for Revenue for the Respondent Nos.1 to 3 and Sr ASC. Base
Slanding Gaunsel for fhe Respondent No.8:
WRIT PETITION NO: 9110 OF 2025.

Sehveen:

Kairu Siltamaiakshmi, Wo Late Sn Brahmanandam, Aged about 75 years, Rio
Flat No. 303, MK Royale, Nowrell Road, Grand Say Hote!, Maharanipeta,
Visakhapatnam - 820002. 7
 Patitioner
AND
. The State of Andhra Pradesh, Rep. by iis Pri.Secy, Depariment of

wee

Revenue, Secretariat, Velagapudl Amaravaly, Guriur Destrict.

2. The Districl Collector of Visakhapatnam, Visakhapainam.
3. The Tahsidar, Visakhapatnam Rural, Visakhapatnam


Pi.
ite

Vis. Hayagreava Farms and Qe sone ers, Rep by Hs Managing Partner

na

Ree Sa fe ae eye TR oer - & 4 . : ~
Door No.8-20-207), Flat No S02, 4" Floor, Sukshetra - East Point, East

Faint Oadony, Visakhapatnam SS004?.

os

The Greater Vishakhapatnam Municipal Corporation,
Gammmissioner, Vishakhapairam.
. Respondents
Patton uncer Ariole 266 of the Constitution of india is fled praying that
n the circumstances slated in the affidavit Hed therewith, the High Court may
be pleased the peltioners pray thal the fi is prayed that this Hon'ive Court in
the imerests of justice be pleased fo lasue @f appropriate Writ or order or
direction more particularly in fhe nature of Wel of Mandamus declaring fie
action of the Respondenis more particularly the action of 2 Respondent
herein in issuing proceedings vide Reo. No SOS 7/2G08/E2, DLIG_OS8. 2088 by
which {he ae ondenis are seeking fo resume the land acmeasuring an
extent of Ac. 12.51 Gents in Sy. No. 2/8 of Yendada ViNage, Vishakhapainam
Rural Mandal, Vishakhapatnam District more particulary the fand in Pict

No. 0 admeasuring 1667 Sqyds as being dlegal, arbirary, unhust, without

iurisdiction, violative of Principles of Natural Justice, violative af the orovisinns
of the Transfer of Property Act, 1581, Contrary io the Order DTS 12 2017 of

this Hen ble Court in WP Nos o6679 of 2074 id and 26653 of P2015, and violative
of Arficias 14, 27 and S004 of the Cons stitut ion of india and {a onsequentty. set
aside the proceedings vide proceedings vide Ro.No.80s
i No

ho

we

70.03.2025 issued by the Responcden
iA NO. 1 OF 2025:

Petdian under Section TS? CPC is fied orayin
; 3

a Bee y

oe

circumstances siaied in the afiidavil Wed in support of The writ oetiion, the
High Court may bs " Pleased in suspend the operatian of procesdings vide
Re No Sua7 2006/82, DL 1h. 03. 2028 issune by 2 Respondent, more

articularly to an extent of the land in Mot No.30 admeasuring [O87 Says,

"tS

oage

ding dispasal af WP No.9210 of 2625.0n the ite of the High Court.


The pelifion caming on for hearing, upon perusing the Petition and the
affidavit fled in support therecf and the order of ihe High Court order dated
O8.08. 2025, $0.12 2085, 27.01.2088 & 17.02 2086 made herein and upon
hearing the arguments of Sri Kalkaia Rama Kireeti, Advocate for the Petitioner
and GP jor Revenue for the Respondent Nos.1 to 3 and Sri AS.C Bose,
Standing Counsel for the Respondent No 5;

WRIT PETITION NO: 9114 OF 2025

Setwean:

Gadde Muniswara Rao, S/o Ramachandra Rao, Aged about 66 years Rio
Door no. 1-107, Bilina Vari Veedhi, Yernagudam, East Godavari - 844 315.
... Petiiionar
AND
1. The Slate of Andhra Pradesh, Rep. by its Pri Secy, Department of

Revers, Secretariat, Velagapudi, Amaravall, Guntur District.

&. The District Collector of Visakhapainam, Visakhapatnam.
3. The Tahsiidar, Visakhapatnam Rural, Visakhapainam

4. Mis. Hayagreeva Farms and Developers, Rep by ifs Managing Farner,
Door No.6-26-20/1, Flat. Ne. 50e, 4° Fimor, Sukshetra - East Point, East

Point Colony, Visakhapatnam 530017,

ot

The Greater Vishakhapatnam Municipal Corporation, Rea by Hs
Gammissioner, Vishakhapatnam,

| . Respondents
Petition under Aricie 225 of the Gonstiution of Inia is Hed praying that
in the circumstances stated in the affidavit filed therewith, the High Court may
be pleased to issue an appropriate Writ or order or direction more particularly
in the nature of Writ of Mandamus declaring the action of the Respondents
more particularly the action of 2° Respondent herein in issuing proceedings
vide Re No 20387 /200G/E2, DLIG03. 2025 by which the Respondents are
seeking fo resume the land admeasuring an extent of Ac (2.5) Gents in
Sy.No92/a of Yendada Vilege, Vishakhapatnam Rural Mandal,

Vishakhapainam District, nore particularly the land in Plot No.35 admeasuring


1885 Sa.yds as being Hegal, arbitrary, unjust, whhout jurisdiction, violative of
Srinciples of Natural Justice, viclative of the provisions of the Transfer of
Property Act, 1887, Contrary io the Order DLIG 42.2017 of this Honble Cour
WP Nos 36413 of S074 and S6083 of 2015, and vidiative of Arficles 14, 34
mroogedings vide proceedings vide Re No 3037/S008/E2, DL1O. gS 2ORS
issued by ihe Respondent No.2:

IANO: 7 GE 20288:

Petition under Section [57 CROC is fled praying that in the

circumstances stated in the efidavil fled In support of the writ petition, the

gh Court may be pleased fo suspend the operation of proceedings vide

om

y 2£° Respondent, more

-

RONo Sook e008ES, DEL 1O.0.2025 issued
particularly fo an extent af the land in Plof No.S admeasuring 1885 Sq yds,

sending dispasal of WP No.O1 Ti of 2025, on the fle of the High Court,

The petiion ing on for hearing, upon perusing the nand th
The petiion coring on for hearing, upon the Pet ath

%

affidavil fied in sugpeart thereat and the order of the High Court order dated
08.04. 2085, 2018 2025, 27.01 2088 & TP 02 2025 made herein and upon
hearing the arguments of Sri Javvall Sarath Chandra, Advocate for the

Pattioner and GP for Revenue for the Respondent Nos.t fo 3 and Sr

"

4

AG. Bose, Standing Counsel for hie 2 RSS ponder NaS:
RT PETITION NO: S'72. QF 2028
Between:

ae

miyyanu Subbarayudu, S/o Late fayyanu Ramatah, Aged about
years Rfo H.No. @1-e84A0Udds, O U Colony, Shalkmet, Golkanda,
Hyderabad - 4600 008.
Patiioner
{. The Sfate of Ap, Rep. by Ns Fri.Seny, Department of Revenue,
Secretarial, Velagapudi, Amaravall, Guntur District,
2. The District Odliector of Visakhanainam, Visakhapainam.

"~~

3. The Tahsidar, Visakhapatnam Rural, Visakhapatnam


4 Mis. Hayagreeva Farms and Developers, Reo by is Managing Partner
Door. No.6.20-20/1, Flet.Ne.S02, 4th Floor, Sukshetra - East Point, East
Point Colony, Visakhapatinam- 530017,

5. The Greater '_ Vishakhapainam Municipal Corporation, Rep by Hs
COMTuasione r, Vishakhapatnam

Respondents
Petition under Article 2268 of the Constitution of India is fled praying thatin the
ciraumistances slated in the affidavit Hed therewith, the High Courl may be
pleased to Issue an appropriate Wiit or order or cirection more particularly in
the nature of Writ of Mandamus' declaring the action of the Respondents more
particularly the action of 3° Respondent herein in issuing precesdings vide
Ro No. soo 7feooges, OL 10.03.2025 by which ihe Responders are seeking (0
resume the land admeasuring an extent of Ac.12.51 Cents in Sy. No.92/3 of
Yendada Vilage, Vishakhapatnam Rural Mandal, Vishakhapatnam Dis rot,
mors particularly the land In Plot No. 42 admeasuring 60.38 Sa yds as being
legal, arbitrary, unjust, without jurisdiction, violative of Principles of Natural

~~.

Justice, violative of fhe provisions of the Transfer of Property Act,1894,
Contrary to the Order D119.128.2077 of this Hor'ble Court in WP Nos. o6473
of 2014 and 26558 of 2015, and violative of Articles 14, 21 and S004 of the
Cansiitution of India and Consequently, set aside the proceedings vide
eroceedings vide Re. No. sa3sr/ecos/E2, D110. 00.2025 issued by the
Respondent No.2. -

iA NO: 1 OF 2028

Pafiion under Section 151 CPC is filed praying thal in the circumstances

stated in the affidavif fled In support of the petition, the High Gourl may be
gleased to suspend the operation of nroceedings vide Ro No SOS7/S006/E8,
Ot 16.03.2025 issued by 2°" Respondent, more particularly to an extent of
the land in Pilot Nad admeasunng 800.38 og, yes, Fencing dispusal of WP

Side of 2088, on the Me of the High Court,
The vetition coming on for hearing, upon perusing the Petition and ihe

affidavit fled in support thereat and the order of the High Courf order dated


OS.0¢. 2025, 40.72 8025, 27.04.2028 & 47. 22028 made herein and upon
hearing the arguments of Sr Kaikala Rama Klreet, Advocate for the
Petitioner, GP for Revenue for the Respondent Nos.1 to 3: Sa ASS. Base,
standing Counsel for the Respondent No.5:

WRIT PETITION NO: 8448 OF 2628

Bahweoan:

Lavudya Rambai, W/o Sri Raniulu, Aged about 55 years, Ria H.No. 7-156
Pandurangapuram, Khammam (Xetrict, Yelangane- SO? 0047
i Petitioner
AND.
1. The State of Andhra Pradesh, Rep. by fs Pri Secy, Department of
Revenue, Secretariat, Velagapudl, Amaravall, Guntur [strie

gt

The Disirict Collector of Visakhapainam, Visakhanafnam.

oad

The Tahsildar, Visakhapatnam Rural, Visakhapatnam

Ws. Hayagreeva Farms and Developers, Door. No.8-20-

>

20/1, Flat No.80z, 4" Floor, Sukshetra - East 'aint, East Point Colony,
Visakhapainan-S30017, Reg by lis Manading Partner
=. The Greater Vishakhapainam Muni fafpal Corporatior 1, Vishakhapatnam,
Reo by Hs Cammissioner.
. Respondents
Petition under Articis 225 of the Constitution of India is filed praying thal
y the clrcurssiances stated in the affidavit Ned therewith, the High Court may

be pleased to issue an appropriate Wil or order or direction more partie sarly

fon"

ng the action af the Respondents

ao

iy the nature of Writ of Mancamus declari
more particularly the action of 2° Respondent herein in ISSUING Drooseadings
vide Re No S0O7/200G/E2, DLITO.O3 2028 by which the Respondents are
seeking to resume the land admeasuring an extent of Ac.J2.81 Cents in
oy Nagas of Yendada Vilage, \ Vishakhap sainam Rural Mandal,
Vishakhagainam District, more particularly the land in Plot No.20 admeasuring
487 Sq.yds as being Hegal, arblirary, unjust, without jurisdiction, violative of

Frinciples of Natural Jusiice, violative of fhe provisians of the Transfer of


Froperty Act, 1884, Contrary to the Grder DL 12.12.2017 of this Honourable
Court in WLP Nos. 36473 of 2044 and 26653 of 2015, and violative af Artic

Y4. 37 and S004 of the Constiidion of India and Cansequaentiy, set aside the
mrceadings vide proceedings vide Reo No. Soay2o0G/E2, DL OS. 2085
issued by the Respondent No.2: ~

IA NO: 1 OF 2688:

Petition under Section 787 CPC is fled praying that in the

circumstances stated in the alidiavit fled in support of ihe writ pelitian, ihe

High Court may be pleased to suspend the aperation of proceedings vide
Re No Soo 2b0agE2. DL. 40.03, 2025 issued by 2° Respondent, more
particularly fo an extent of the land in Plot No.g0 admeasuring 467 es
nending disposal of WP No.$113 af 2025, on the file of fhe High Cot

The peliion coming on for hearing, upon perusing the Peliion and i

affidavit fled in support thereof and the order of the High Court order dated
06.04 2025, 20.18.2025, 27.04.2026 & 17.08.2086 mace herein and ugon
nearing fhe argumenis of Sn Jawali Sarath Chandra, Advacaie far the
Petifioner and GP for Revenue for the Respondent Nos i to 3 and Sn
ASO. Bose, Standing Counsel for the Respondent t No.5:
WRIT PETITION NO: 8414 OF 2028 -
Setween:

Unralapati Venkata Rarmana Murthy Raju, S/o Upnalapati Rajan Rai, Aged
about 69 years Rio Doar No. 2-111 A, Gandhi Nagar, Opposite MDO Office,

isakhapainam - SS7055,.

- Petitioner
AND
1. The State of Andhra Pradesh, Rep. by its Pri Secy, Department of
Rovenue, Secretarial, Velagapudl, Amaravatl, Guntur District.
2. The District Collector of Visakhapatnam, Visakhapatnam.

3. The Tahsildar, Visakhapainam Rural, Visakhapainam


z
g

BPN

Respondents

Ly

Aerewith, the Higi

ad
*
my

ap

Sina,

and Developer
3

be

ainam Municinal Corporation, Rap by is

a
5
Ny
>

z

"ht

;

Me aS

sry
Cornmssioner, Visi
g sisted

es

in the clroumsiance

Se,

.

réainr Vishakha

Pe

r

3

we

~

NB,

z Pir a " Atif, 'tere, Sper. Reed sone: 4 a Lh, % 4 3%
e % ee my f ; 5 ' in
ner, vapee. seg ae ee, a os Fal oa
; w i ; <r Sia A rs] 4 wet A r
au Sn a ome BF we ed oS & BS
, sents 4 i (ty watn ° ye cs $y ane
@ pre te OG un KB mor me Eee nS a aes |
a an + ar ;; a ae an, o% ad ye gm
C3 , eh yh mg GE "h, Ft pos 5
oe a ben "a gen ge £5 "ye GK wi pen a aS A
Save. Aon serses be : : an ae Om t's " 033 ng Sewe kn
od ns £3 4 a, £ nat we, : sot ood ip
ve Be oe ee 2 at Od ee fb. We
we ee a, ra te ety Se, a
nena Pod ee wet OS 1 607 $e gt ; wget Em)
Go ec & 8 F BB & 5 OD a
See ge ae $ 4. wh tr oe TF © a Fe
va im atone on £ te ~, aap 4 ee .
Bo 8G 8 6 &€ ¢ gE CS FS pe eM
a aa yy Re BE Ga 8 te be, he
GF bret ~ rs A wets ha £F5 " we wet oe]
a Co oe "a QD ft GO ~~ 3 Be
fet "7% , hd OE OT a capes Lf "on 4 ER ' "¢%
af 2 Be Bex So Ez g £ &
Bene peony | rs A £0 we teens eat? ' Ong tS Nena : ro
xy 3 % Sone om. pn rr Pe hn i oe
weer, 3 ry paseo tow os bet bow. Liens oe bb feb %. ra] ths
*, my aa eee. Ieee fed "3 a oe vee "e fy Ga
nee am g as hed rt es ¢ Gy fo eee
Lip A . eon fee . "ee a woes Fs] 'fs Mhoe, ee woe rahe
ee pS on ES KG
My + " x" Niet or : ame vd ne
~~ Ch et a re -rn <)  *  e~  ce  r ee
as a > a, a 7 A Te 5 a CA
me coe SY oe eA a se ee 455 4 ae 5 Gs
ten £S nn be De
pn ac: * Se © Ce ae iy te Re
Sean ned 6G tS ae ee aw aes os a 4 as pha, alee oe
ora a =, ac a? ns
ee Ss A @ = . Ao» @ # Bo
poe ee i Bm mm & @ KR amy ££ Be POR
B fe ey rae
o we OS 8 ee 1G tn es =~ ea wt
£4 os . nS? mares go Rg
nn ie B wim 6 % OG . @ gl B BB =
Ea oor ee "a. pot Bi Sole ays bs 6% (ee = -- Ss EP a £2
wh Bd a 7 "ee: PAS we we 4 "ren + z ed
Bw & & &  & BO Mm Be gy feos
m £ Bw 4B BZ ete Bo Gm mB 3S i
o % atten fe, ye ag vspe4, Goad A, wo selene
i sea se en in ; mS re: e y
4 bait ae ag o ny we ee gore a nedt SS td
Big £ BO we Ee G bo pe f ER og mm ES ag
Sot ee ee am a So 2

on the fis
order of the High

"s

x

2

3

"~

x
oy
>
a

eek
port thereat and ft

*

z

~
Q

iP Sug


at
tae

S

necting ihe arguments of Sri "veal Sarath Ghandra, Advocate for the

Petitioner anc GP for Revenue for the Respondent Nos.1 to 3 and Sx
AOL Bose, Standing Counsel for ihe Respondent No.5
WRIT PETITION NO: 9381 OF 2035

Between:

Javvadi Gopala Krishna Murthy, sfo Late Sri J Krishna Rao Aged about d4
years, R/o Plot No. 78 Justice Colony, Road No. 10, Banjara Hills, Hyderabad

Petitioner
ae
7. The Sate of Andhra Pradesh, Rep. by Hs PriSecy, Denartment of
Revenue, Secretariat, Velaganud Armaravall, Guittur District
2. The District Collector of Visakhapainam, Visakhapainam.

Yhe Tahsidar, Visakhapatnam Rural, Visakhanainam

£3

4. Ms. Hayagreeva Farms and Developers,, DoorNo.6-20-20/1,
Fiat Na. S02, 4th Floor, Sukshetra ~ East Point, East Point Colony,
Visakhapatnam 530077. Rep by ts Managing Partner

S. The Greater Vishaki tepainam Municipal Corporation, Vishakhanatnan,
Rep by is Cammission

Respandents

Petition under Ariicie 226 of the Constiition of india praying that in the

circumstances stated in the affidavil fled therewrh, the High Court may be
pleased Io issue an appropriate Writ or order or direction more particularly in
the nature of Wii of Mandamus declaring the action of the Respondents more
particularly the action of 2°" Respondent herein in issuing proceedings vide
Ro No S087 /2008/E2, DL 10.03.2025 by which the Regpondents are seeking to
resume the land admeasuring an extent of Ac. 12.57 Cenis in Sy. No.g2/3 of
Yendada Vilage, Vishakhapatnan Rural Mandal, Vishakhapatnam District,
more particularly ihe land in Plot No.2 admeasuring 1394.04 Sq yds as being

Hiegal, arbitrary, unjust, without jurisdictlon, wialative of Princinles of Natural


ae
Ube

Justices, violative of the provisions of fhe Transfer of Property Act, 188%,
Contrary to the Order DITO. 12.2017 of this Honble Court in WOP Nos. 89413 of
Gaonsifnution of inde and Co mseguenty, sel aside ihe proceaadings vide

nespondent No.

iA NO: 1 OF 2028

Petition under Section 147 CRC praying {hat in the circumstances

stated in the affidavit {Hed in supsort of the petition, the High Court may b
meased fo suspend ihe oneration of proc seedings vide Re No SOS 7/s008vE2,
Dt. 10.03.2025 issued by 2° Respondent, more particularly to an extent of the
land in Flot No.9 admeasuring 1294.04 Sq.yds, Pending disposal of WR

SSei of LO25, on the fie of the High Court,

The petition caming on jor hearing, upon perusing the Petition and the
affidavit Med in support thereof and the-order of the High Court order dated

e404. 2028, SQ 72.2025, 27 O01 20868 & TP. 02 2028 made herein ard uson

gee

hearing the arguments of Mis Mandava Abhigna, Advocate for the Petiiioner
and of GP for Revenue for the Respo sdents S Tio S, SA AS. Bose, Standing
soursel for Respondent No.

WRIT PETITION NO: 13621 OF S028

Sehwveen:

Gaddipatl Haribabu, S/o, Late G. Raghavaiah, Aged about 7S years, Ria. Plat
No. G53, Road No. 34, Jubsees Hills, Hyderabad - SQ035
. Petitioner
3. The State af AP, Hep. by fs Bris scy, Department of Revenue,
Secretarial, Velaganucdi, Amaravat, Guntur District.

ot

The District Collector of Visakhapatnam, Visakhapainam.

ae

The Tahsidar, Visakhapainam Rural Visakhapainam


4, Mis. Hayagreava Farms and Deve lopers, Door No.6-20-20/9,
Flat. No. 5c, 4" Floor, Sukshetra - East Point, Fast Point Colon

Visakhapainam- 530017. Rep by iis Managing Partner

car

The Greater Vishakhanainam Municipal Corporation, Vishakhapsinam,
Rep by ts Commissioner,  f
» Respondents
Peition under Article 228 of the Constitution of india is fled praying that
in the clrcurnstances stated in the affidavit fled therewith, the High Court may
be pleased to Issue an appropriate Writ or order or direction more gartioularly
in the nature of Writ of Mondamus declaring the action of the Resporients
more particularly the action of 2° Respondent herein in issuing proceedings
vids Re. No S0G7006/E2, DL1O.O8. 2025 by which the Reapondenis are
seeking to resume the land admeasuring an extent of Ac. 12.57 Cents In
Sy.No.92/3 of Yendada Vilage, Vishakhepatnarn Rural Mandal,
Vishakhapainam District, more particularly the Jand In Piet No. 15
Samneasuring 382 Scqyds as being legal, arbitrary, unjust, without jurisdiction,
violative of Principles of Natural Justice, violative of the provisions of the
Transfer of Property Act, 1881, Contrary to the Order DLIQ. 12.201 7of this
Hon'ble Court in WLP Nos. 8641350f 2014 and 26653 of 2015, and vidialive of

~

Articles 74, 27 and 3004 of f the Constity ifon of India and Consequently, set
aside ihe proseedings vide proceedings vide Ro No SOS 7/200G/E2,
O810.03.2025 iasued by the Respondent No.2:

iA NO: 7 OF 2628:

Petition under Section $51 CPC is Med praying thal in the

clrcumstances stated in the affidavit filed in support of the writ petiian, the

High Gourt may be pleased to suspend the aneration of proceedings vide

ReNo037/20060E2. DL 10.03.2025 issued by 2° Respondent, more
particularly fo an extent of the land in Plot No.9 acmeasuring 1204.54

So.yds, pending disposal of WP.No. 13621 of 2025, on the fle of the High

Court


Re

5
3

:

NA

$
g

ia

yy
$80

ay be plea

HION

IANO: 2 OF 2028:
Hah Court

mm

z
sy

&

prey

se

$

. Petitioner

x
tac
OHN yy,

2
2
HS

OUP

*
&
a
CG

. ReSRONS

YP

"
Re

ws

os

me

<
SI

Jseoy, Dep
{, hast Point

Hi
H

ey

sOrparal

g

=
<s
a

Sy ifs

*

inam, Visakhapatnam.

x

, YOON Serusin

<t
8

XN
) favval Sarath Chandra, Adve
;

rs
iy
3

oN
Sey

x
aN

sry A

ce

r

earn

an extent of Ac.

3
3

&

3
\

ms
x

~

2

*
ie;

z

anal

SOF
kA

S5unn

T4186 OF 2028

Visakhanain:

BN
x

Vaisha

ay,
3

2

Y the arqurn

S

acm

;

°
Sf

<

"~

The peltian

g
si

SYN

TRe Sreal

x
if

a
REVveEnuS

"
_

ne upor Ass

;
3

ad
By

9

}
3

Ree
ee

Flat No 802, 4" Finer, Suesheira ~ East

The State of Andhra Frack
Visakhanainam- S50017. Rep by i

ne Tahsi

x

"
Mats
Fe
CN

WRIT PETITION NO

Seatweemn

Metitioy

a

"


Mention under Article 226 af the Constitution of India is filed oraying that

i,

it the circumstances stated In the affidavit fled therewith, the High Court may
be pleased to issue an appropriate Wri or order or direction more particularly
in ihe nature of Vind of Mandamus declaring the action of the Respondents
more particularly the action of 2° Respondent herein in issuing proceedings
vide Re.NoS037/800@/E2, DL10.08.2025 by which the Respondents are
seeking to resume the land admeasuring an extent of Ac i2.$7 Gents in
ey Nog oof Yendada Vilage, Vishakhapatnarn Rural Mandal,
Visnhakhapainam District, more pariiadarly the land in Plot Ne. 18
dmeasuring 38s Sq.yds as bein g Hegal, arbitrary, unjust, withoul jurisciction,
violative of Principles of Natural Justi ice, Wolative of ihe provisions of the
Yrarisfer of Fraparty Act 1884, Contrary fo the Order DLIS.T2.2073
Honble Court in WP Nos 36419 of 2014 and 20053 of 2015, and violative
Articles 14, 27 and 300A of the Constitution of india and Consequently, sel
aside Ine proceedings vide proceeding ngs vide Ro No gO3//2000/r2,

om

Ot.10.03.2025 issued by the Respondent Noe
IA NO: 7 OF 2028:

Petition under Section 757 CPC is Wed praying that in the
croumstances stated in the affidavit Hed in support of fhe wrt pefition, the
Nigh Court may be pleased fo SUSHE end the operation of proceedings vide
Re No. 3037 /2008/E2, DL10.03.2025 issued by 2° Respondent, more
particularly fo an extent of the land in Flot No.29 admeasiving 1384.64
So.yds, pending disposal of WP. Ne.14186 of 2028, on the file of the High
IA NO: 2 OF 2028:

Petition under Section PS? CPC is fed praying that in the

cireursiances siated in the affidavit Med in suport of ihe wif petition, the
High Court may be pleased direct the ssepondents fo permit the Petitioner to
continue with the Construction beg undertaken in ihe plof owned by

Fetfioner in land admeasuring an extent of Ac.12.87 Cents in Sy. No O28 of


Ladd

S

Yendacda Vilage, Vishakhapatnarn Rural Mandal, Vishakhapainam Cistrict,

cae
{
wood
oh.
4
£4
Ste
553
re von
fs
ay
Va
irs,
"
"G
ro
o,
sande ca)

14968 af 2025, on the fle of the High Cour,

a

wo
ie
bea)
a
sb
oe.
o
ma
t%
oo
g.
re
a3

on for hearing, ucon perusing the Petition and the

a ty
£
aces
rete

gore.

a

ca

LY

bd

es
a7
arg

2
B

Bos

sod

iB
oH.

afidavil Hed in supsert thereof and the orde

~

and upon nearing the arguments of Sri Javvali Sarath

o>

nancdra, Advecate for
= Petitioner and GP for Revenue for ihe RESHS sndent Nos. 7 to 3;

WRIT PETITION NO: 18026 OF 2024 |

Between:

M/s. Hayagreeva Farms and Developer s, A registered Partnershin firm under

.

ee
iq
ov
7
<9

the provisions of indian Parinership Act, 193s. Having Hs Office at Doar.

gh

220/19, Flat No O02, 4° Floor, Sukshefra - East Paint, East Point Colony,
Visakhapainam- S20Q01y, Rep. by the Power of Atiarney' Agent
Go Venkateswara Rao, Aged « 44 years, Sfo. G. Janardhana Rao,

. Petitioner

4. The State of Andhra Pradesh, Rep by its Pri Secy, Depariment of MA 8
UD, Secretariat, Velagapucl, _ Amaravati, Surtur District.

2. The Greater Vishakhapainam Municipal Corporation, Vishakhapainam,
Rep by hs Camrrissioner.

3. Vishakhagainam Metropoldan Region Development,  Authariy

Visakhapainam, Rep by Metropolitan Commissioner

The Stete of Andhra Pradesh, Rep. by fis PriSescy, Deparment of

Revenues, Secretarial, Velagapudi, Armaravall, Guntur Oistrict

cos)

The Disinet Collector of Visakhanainam, Visakhapatnam.
6. The Revenue Divisianal Officer, Shaemuninainan, Visakhanainam
?. The Tahsidar, Visakhapatnam Rural, Visakhapatnam

Occ: Business, Rio DINo 2-347, Krishna Pouliries, (ld Dairy Farm,

Adarsh Nagar, Visakhapainam


é

&. Mis Mayas reeva Farms and: Developers, Having Hs registerad office al
O.No.2-345/7, Old Dairy Farm, Adarsh Nagar, Visakhapainam,
Sepresenied by is Managing Partner, Ch Jagadeeswarudu, S/o
Ch Rama Rao, Aged about 65 years, Occ Business, Rfo 2-349/4, ld
airy Farm, Adarsh Nagar, Visakhapainam.
1O.Gh. Racha Rani, Wo Ch Jagaceeswardu, Aged about €1 years, Occ

Business, Rfo 2-349/9, Old Dairy Farm, Adarsh Nagar, Visakhapainam.

RR 8 and 10 are impleaded as per 'the Gaouts Order di. 17.02.2025 in

LANo OT of 2028.

. Respondents
Petition under Article 226 of the Cansiitution of India is Hed graying that
in the circuristances stated In the affidavit fled therewlth, the High Cour may
be pleased fo issue an appropriate Writ ar order or direction more particularly
im the nature of Wirt of Mandamus declaring the action of the Respondents
more parlicularly the action of more parti cularly the action of Respondent Noa.s
herein in issuing proceedings vide BA NO O86/3980/B/Z1/YDA2021 fe
office 299800) dated 08.07.2024 (Served upon the Petitioner on 11.07.2024)
by which the Building permission granted to the Petifloner is kept in abeyance
and further directing the Petitioner to stop the work and not io proceed with
any further construction activity as being iegal, arhulrary, unjusi, without
jurisdiction, violative of Princioles of Natural Justice, violative of ihe provisions
af the Greater Hyderabad Municipal Carporafion Act, 1956, Coartrary fo the
Order DX 14.05. 2022 of this Hon'ble Court in WP .No.8384 of 2082, and
violative of Articles 14. 2] and SQ0A of ihe Constitution of India and
Canseguenily, set aside the proceedings vide BLA No TO86/SoQ0/RV21 A
DAZU21 (e-office- 298800) dated 08.07 2024 (Served upon the Petitioner on
VLO? 2024) issued by the Respondent Nog:
iA NO. 1 OF 2024: -
Pettion under Section 184 of OPC is fled praying that inthe

circumsiances Stated in the afidayit fied In support of the writ petition, the


(served upon fhe Petifiener on 14.07.2024) issued by Respondent Nog,
mending disposal of WR Ne. 1SO28 of S024, on the fie of the High Court.
iA NO: 2 OF 2024:

Petition under Section 157 of OPC is filed praying that Inthe

crcumstances stated in the affidavit fled In support of the writ pefition, the
High Gourt may be pieased to Direct the Respondents not to interfere with

x

canstruction activily being undertaken by the Pelitioner in schedule property

FA

admeasuring an extent of Ac.?2.57 cents.in Sy.No.82/9 of Endada Vilage,
Visakhapatnam Rural Mandal, Visakhapatnam Distinct pending disposal of

WP. No, 15028 of £024, on the fe of Ihe High Court.
The petition coming on for hearing, upon perusing the Pelition and the

affidavit fled In support therea! and the order af ihe High Court order dated

26.07 2024, OF 08.2024, U8.O8.S026, Zl. OE L048, W208 LOR4, S110 2084,
Wp As, 2B S04, 12.1 S0e4, 03.01.2028, 08.01.2085, 24.01 2088,
05.02 2025, IS.02. 2025, 19.2. 02', OS 205, QB.08.2025, 2012. 2088

Alay Kurnar Kanaparthi, Advocate far the Petitioner and

Sh
"tA
a
"
cas
8
"ea
Be

Ne

the Respondent Not and Sri

itn

ra)
aah

wp

Administration & Urban Development

AS. Bose, Standing Counsel for the' Re espondent No? and Sx Somisetly

-
ne,
a
%
wb
ay
sz?
7
oo
ae}
Shee
gb
wok
peer
ee.
et
ta
3
na
bodes
oS
"2
3g

Ganesh Babu, S Slanding Counsel
Revenue for the Respondent Nos.4 fo
WRIT PETITION NO: 16882 OF 2024:

Sehween:

Javyvadi Gopala Krishne Murby, S/o Late Sr J Krishna Ran, Aged about 88
years R/a Plot No. 78, Justice Colony, R Road No. 10, Saniara Hills, Hycerabac-
Feiitioner


fn

*. The State of ALP,, Rep. hy is Pr. Secy.Department of MAS UD,

Secretarial Velagapucl, Amaravali, Guriur istrict.

pa

The Greater Visakhapainam "Manic cipal Corporation, Vishakhapainam,

Rep by is Commissioner.

28

_Wes.Hayagreeva Farms and QDevelopers, Door No.G-20-20/1,
FlalNe.502, 4° Floor, Sukshetra East Point, East Paint Colony,
Visakhapainam- 580017, Rep by its Managing Partner :

4 Gh. Jagadeeswarudu, S/o Rama Rao, Aged about O4 years, Oex.
Business. Rio D.No.2-34a/1, Krishna Poultries, (id Dairy Farm, Adarsh
Nagar, Visakhanainam.

Respondents

Petition under Ariicie 226 of the Consitution of india is Tied praying that

in the clraumstances stated in the affidavil fled therewith, the High Court may
be pleased fo issue an appropriate Writ or order or direction more carlicularty
in the nature of VWWrit of Mandamus" declaring the action of the Respand Janis
more particularly the action of Respo oniient No.2? herein i issuing prace eedings
vide BA No 1 08G/3860/8/21) yDAI2021 {e-office- 299800) dated 06.07 2024
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not {fo proceed
with any further construction activiiy salaly because of the civi disputes
sending belween the Respondent Nos.3& 4 as being Hegal, arbitrary, unjust

violative of Princinles of Natural Justice, violaive of the provisions of the

Greater Hyderabad Municipal Corporation Act, 1955 and violative of Articles
44, 21 and S004 of the Constitutien of India and Consequently set aside the

proceedings vide B.A.No, 1088/3980/ Bie VYDA S081 (a-ofice 289800) dated
O6.07 2024 issued by the Respo ondent No.2.
IA NO: OF 2036:

Petition under Section 151 of CPC is fled praying That in ihe

orcumsianoes sisted in the affidavit Aled in supe art of the petition, the High
Court may be pleased) to suspend the operation of proceedings vide
BLA No TOSE/S960/ 8/2 1/Y DA20?2 ie-office 299800) dated 08.07.2024 issue ed


by Respondent No.2, Pending disposal of WP 16982 of 2024. on the fle of the
The petition coming on for hearing, upon

alidavil Hed in support thereof and the
neeeeee . 12. es O2.07 2085, ee 2U88, 2401205, 05.08.2028,

cored

17.02 2028 made herein and upon n heari ing the arguments of SRE KALESL
"ASHVVANTH, Acivocate for fhe Petiic ner and of GP MUNCHIPAL AOMN AND
URBAN DEV AP for the Respondent Now and of SRE CHLEEP KUMAR.
Advocate for the Respondent No.2 and of SRI SRINIVAS RAG BODDULURL

Advocate for the Respondent Nos. 3 & 4.

WRIT PETITION NO: 17008 OF 2024
Between:
Mullapudi Anasuya, Wo Mullasudi Venkata Rao, Aged about 78 years Po H

No 220, 1% Ward, Near Cinema Hall Canter, Jan waredayg udem Mandal,

Laksayaram, West Gocdavar- 584484.

Mae

Patiiiansr
AND

y. The Siete of AP Rep. by is Pri Secy Department of MAS UD,
Secretariat Velagapudl Amaravall, int ur District.

2. The Grealer Visakhapatnam Municipal Corporation, Vishakhapatinam,
Rep by tts Carnmissianer.

3. Wis Hayagreeva Farmea and Developers,  DoorNo.6-20-30/1,
Flat No.sd2, 4° Flor, Sukshetta East Point, East Paint Colony,
Visakhapainan- 830017. Rep by its Man aging Partner

4. Gh. Jagadeeswaruci, sfo Rama Rao, Aged about 84 years, Orc.
Busiress. Rio D.No 2-887), Krish na Paulties, Old Dairy Farm, Aclarah
Nagar, Visakhapatnam, |

Raspondents


Liew

Petition uncer Ariicie 226 of the Constitution of India is fled praying thal
in the circumstances siated in the affidavit fled therewith, the High Court may
be pleased fo issue an apgrogriate ¥ W Aint or order or cireciion more particularly

in the nature of "Wint of Mandamus' declaring the action of the Respondents

i

more particularly the action of Respondent No.2 herein in issuing proceeding
vide BLA No 1OS6/A960BIZ1/YDAIZOR4 fe-afice-289800) dated 06.07 2024
keeping the Sullding permission dranted to the Respondent No.d in abeyance
and further directing the Respondent No.3 fo stop the work and not to proceed
with any further construction activity solely because of the civil disputes

pending between the Respondent Nos.3& 4 as being egal, arbitrary, unjust,
violative of Principles of Natural Justice, violative of the provisions of the

Greater Hyderabad Municipal Cdrpdration Act, 1955 and violative of Arficies

i

14, 27 and S004 of the Constitution of India and Corsesquently set aside the
proceedings vide BA No TO8G/S9S/B/2 TY DAIZ021 (e-offies-S99800) daicd
O6.07 2024 issued by the Respandent No.2

IA NG: 1 OF 2024:

Petition under Sectian JST of CPC is filed praying that in the

crcumstances stated in the affidavil fled in support of the pelition, the High

Court may be pleased to susoend the operation of proceedings vide

C.A.No 1O8G/3800/EV2 1/YDAIRO02 T(e-office-299800) dated 06.07 2024 issued

by Respandent No.2, Pending disposal OPWP T7006 of 2024, an the le af the
High Court. oo.

The petition coming on for hearing, upon perusing the Pefition and the
afidavi fled in support thereof and the order of the e Caurt dated
28.17.2024, 12.12. 2084, OB. 2025, O89. 2088, 24.01.2025, 06.02.2025,

06.2025, 19.02 2065, 18.03.2025, 09.05.2025, S012. 8025, 27. OF 2028 &
17.02.2026 made herein and upon hearing the arguments of Sri Kalene
Yashwanth, Advocate for the Petitioner and of GP for Muncipal Admin and
Urban Dev AP for the Respondent No. and of Sri J Dees Kumar, Advocais
for the Respondent No.2 arr of Sri Srinivas Rao Sodduluri, Advocate for the

Respondent Nog.3 & 4.


ia

fon
o
os

WRIT PETITION NO: 17009 OF 2024

Behveen:

xs rae eye crepesy SE PRen oe arenes Soesesed wehoeve dt sya res se ~ Ata TPA
Auchioud Satyanarayana, Sio Ramarao, Aged about 82 years Ryo 0 No SAY,

Tanuku Mandalam, Maddasuram, West Godavar-534140.
Petitioner
AND
1. The State af AP. Rep. by Hs Prisecy. Department of MAS UO.
2. The Greater Visakhapatnam Municipal Gorporalion, Vishakhapatnam,

Rep by is Camrmissioner.

3. Mis.Hayagreeva Farms and - Developers, Door No8-20-20/5 |
FlatNo.508, <"Floor, Sukstetra. East Por, East Pomt Colony,

wp

Visakhapainam- 530017. Rep by its Managing Pariner
4, Ch. Jagadeeswarudu, Sfo Rama.Rao, Aged about 54 years, Occ.

+

+

Business, Rio O No S-S4dQ)4. krishna Pouliries, Old Dairy Farm, Adarsh

*

Respondenis

Pa

Fetition under Aciole 226 of the Cons stiiution of India is fled praying that
in the circumstances slated in the alfidav! i Hed therewith, the High Court may
be gleased fo issue an appropriate Writ ar order or direction more particularly
in the nature of Wet of Marelarnus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
vide BA No. 1086/0900/B/2 TYDARO27 {e-ollice-<99800) dated 06.07 2024
keeping ihe Building permission granted io the Respondent Noo in abeyance
and further directing the Respondent No.3 fo stag ihe work and mol to procead
with any further construction activiy solely because of the civil disputes
sending between the Resmandent Nos. 3& 4 a9 being egal, arbitrary, unjust,

Wolative of Principles of Natural stig, veoiaie of the Provisions of the

me a

Greater Hyderabad Municipal fo

gw

44, 2) anc SOOA of the Constitution af inal & and Consequently sel asia the


proceedings vide 8 _A.No. TOS86/3980 IBIZANDAI2 2021 (e-office-Zuuead) dated
OG.07 2024 issued by the Respondent No.2.
IA NO: 1 OF 20284:

Pefiian under Sectian 157 of OPC is Med praying that in the

circumstances stated in the affidavit filed in support of the peltion, the High
Cour may be pleased fo suspend the operation of proceedings vide
GA No 1 O8G/S850/B/2 TY DAR OST (e-office- 299800) dated 06.07 2024 issued
by Respondent No.2, Pending disposal af WP 17009 of 2024, on the Me of the
High Court.

The peition coming an for hearing, upon perusing the Petition and the
alidavil Hed in support thereat and the order of fhe High Court dated
26.99.2028, 12.72.2024, O23.07. 2025, 09.07.2085, 24.01. 20258, O6.08 2028.
13.02.2025, 19.09.2025, 18.03.2025, 09.05.2025, 20.12.2025, 27.07.2028 &
77.02.2026 made herein and upon: "hearl ng the arguments of SRP KRALEPRGO
YASHWANTH, Advocate for the Petitioner and of GP MUNCIPAL ADMN AND
URBAN DEV AP for the Respondent No.i and of SRI J DILEER KUMAR:
Advocate for the Respondent No.2 and of SRI SRINIVAS RAG BODDULURI,
Advocate for the Respondent Nos.3 & 4.

WRIT PETUION NG: T7071 OF 2024

Sehween:

Lavudya Rarmmbai, W/o Sri Ramulu, Aged about S7 years Rio H No 7156,
Pandurangapuram, Khammarm-5070017.
; _ Petitioner
"AND
1. The State of AP. Ren by ité PriSecy Department of MAR UD:
Secretarial Velagapud, Amaravati, Guntur District |
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapainam

Rep by Hs Cormmfssioner.


3. Mia Hayagreevya Farms ane Developers,  DoorNo.8-90-20/4,

YY,
Spa oy

Visakhapatnam S20017. Rep by ifs Managing Pariner

~y

4. 0h. Jagadeeswarudyu, Sfo Rama Rac, Aged about 84 years. Osc.

Business. Rio DO No. 2340/1, Rrishas ©

oe

'oulines, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.

. Respondents

Petition under Article 226 of the Const lution of Incla is filed oraying that

in the circumstances stated in the affidavit fled therewith, the High Court may

be pleased fo issue an appropriate Writ or order or direction more particular!

hen,

in the nature of 'Writ of Mandamus' declaring the action of the Respoi
frmore particularly the action af Respondent No.2 herein in issuing proc
vide BLA No. TO86/S960/ER/2 1 YDA202 1 (e-office- 299800) dated O8.07 2apd

Keen! ng the Building permission granted tothe Respondent No.3 in abeyance

"yy

and further direc ing the Respondent No 3 to-step the work and not fo proceed

re

ro

PN

with any further consiruction activity ad because of ihe civil disputes
sending between the Respandent Nos.a&.4

vidiative of Principles of Natural Justice, Wiolafive of the orovisions of the
Greater Hyderabad Municinal Corporation Act, 1955 and violative of Articles
T4, 27 and 2004 of the Constitution of India and Cansequently set aside the

*

proceedings vide BLA No TheGS9e0/R/e VYDAZ021 (e-offles-299800) dated

IANO: 1 OF 2024:
Petition under Section 757 of CPC jis fled graying that in the

uy

croumstances stated in the affidavit fled in suppert of the petition, the High
Court imey be leased fo suspend ihe operation of proceedings vide
B.A V.No. OSG /S980/ES TY DAZ 08 Tis-ofice- 288800) dated G7 2024 issued
by Respondent Nog, Pending disposal of WPF 17017 of 2024, on the file of the


The petition coming on fer hearing, upon perusing the Pelion anc ihe
affidavit filed in support thereof and the order of the High Court dated
28.11.2024, 12. 12.2024, 03.01.2025, 09.07.2025, 24.01 2025, 06.02.2025,
13.02.2028, 19.02.2025, 18.05.2025, 00.05.2025, 20.12.2025, 27.01 20268 &
17.02.2026 made herein and upon hearing Ihe arguments of SKI KAL mPU
YASHWANTH, Advocate for the Petitioner and of GP MUNCIPAL ADMN AND
URBAN DEV AP for the Respondent Nod and of SRI] UDILEEP KUMAR,
Advocate for the Respondent No.2 and of SRI SRINIVAS BAO BODDULURI,
Advocate for {he Respondent Nos.3 & 4

£3

2

WRIT PETITION NO: 17023 QF 2024.
Sehveen:
Ainemoudi Nageswara Rao, Sfo Ayyanna, Aged about 68. years,

Rio.H.No. 71409, Royavaripaiem, Enamadais, Guniis-522019.
. Petitioner
AND
. The State of APL Rep. by iis Pri Secy Department of MA& UD,
Secretariat, Velagapudi Amaravatl, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapainam:
Rep by ifs Commissioner.

3. Mis.Hayagreeva Farms and Oevelopers, Door. No.8-20-20/9
Flat.No.502, 4°'Floor, Sdkshetra East Point, East Paint Colony,
Visakhapainanr 530017, Rep by fis Managing Pariner
4. Gh. Jagadeeswarudu, S/o Rama Rao, Aged about G4 years, Occ.

Business. Rio D.No.2-349/4, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam. |

. Respondents

Patition under Article 226 of Ihe Constitution of Incia is fled praying That

in the circumstances stated in the anidawit Mead therewith, the High Court may
be deased to issue an appropriate Writ or order aor direction more garlicularly

iy the nature of Wieit of Mandamus' "dec! aring the action of the Respondents


L-type 1% ; " 64 4 "yn oe ' "4 y " wegen
xy "yy ge as bee a] eee "eee ask post hee? Seeeel "pee ot oe idee dent
sy OE Gg gy ar aoe mm 5

" ° "tn, Dy a feet ges ow % oy Ks

5 on tie oe ME x ak, yon <nees $i nee 1% nee
ty ee SE on a
oh. io ol SA a 3 GP gate 'poh % é 1 ,
£4 " pot Whe 4 "i Lge Ch tea fag Be. os g J
wry, ES pay A Lb te ones roy we oe, with "a ee sees a
Son sor ey "4 Sires z nn E%s "Gis bad im ae
weet pao Wil or bx % oy oo we wooee con fewe 42% t4
fs ee seed Go " ae, ined fone 3 oe em ry 48 "e. 2 raced
, ras) orere peer it old Sede yon 'gg, 3 ie
7 nn vel te " we 3 ae #4 As oo is £e tee
ve ane a a ry a wy thee oe Md Sind "Aieed
mF De oO fom & @ oa bs "FW me %
ee eG Bw &@ BB F nn me
Ae, Saaaadl 4 ae eee
Cm & SB aw Hoe 3 BB . Bx & e
aad pad eS ht rey oo ae Hi "aa eee ge CS af
Gy SN S, ny oe toe ug ci3 o CA oe
wR fh Be po SR ee jn ace ott we
po As ey "3 Be 5 "x os 3 ae 4 ree Ss 4 ;
de Bg Bt ao we te Re oS oA
a ares ee haat ~ he 's " vg gy Te cH
2 News i a oh fs wad a , *«: foce Ks
Oo G&G F @ 4 8 BG G ™ a , & & B GB
ong ' "Seen ck 4 f a
re a <) Ott EE gap A See BRR agen a a Oe an nae a ~
fee pan : a nn ns CS GG EG tame gy deg
55] $ "yon : rs 2] Ets n%- res if, tad Neal e . vet v4 ahh pod
Be 2 Ee p> Bb 8 BB GH my SB &
i a a A oe ; a acc ae bet Seve hh 3 ine
& ¢ ®@ 22 5 8 € EB & ow % B BG Qt
oft , $ ' hand bee of a wage a . bess
$0 & 8 Oe =~ 8 BE EB Oo 8 ge Be ---

4 'as Se LE % a p " gros te, "fz "e '4,
. " - rae w oe gS, wa ALY teee ae vee i. ee oe Dy
Gn &@ &@ HR & Be B 8 BS & a © "ae fe
yer ey oe $4 teed %, ee mm £% neren Pos separ @ oot ", eeee Moped
feee (Gy ne Li, £% ete "nk Zz 7 a na co 4 res
6 oo i 2 gb 'Se OE 3S & A - GS B ey
Oo @ DB @ ore Sy he SS / a a :
GS 8 & 2 BO 1 & gy By Be E &,
a fb pn TB BN em a ann aioe " Bo.
om © Oo R fen &% m o So G&G a Eh td ud
2 eke ee wg 05 a 2 & & 8S 2 oo oH
i. aAS wore, Lbeeet , per ;% Wk 4 'aed aa a5 too ) 'he ite
BD £ Be & FE Bo t B ob eH 4g Go LZ are
a 2 8 £ £ EP oe £ o Boa Se
& 6 @ 2 2 Fe @€ Be * B a nn rn 4
as 3 3 & mF unt & & Bo # a 2
o a On ee a a oe tm OY @
po woe ay "4 Ch oy "oo 'eet f CH ae . s nel a fen
cL ew to Oh UDF tb es i ce rn ae so
As aeeee Passel oad . * Ls * nny nm "rs 5 "ons
: i te & to 5a
we vee Cm : Ly OS ; x
Bi BG @ £ & 2 @ 2 he a a ann. AS:

'
ae

EER RUMAR,

AO BODDULURIE,

NE

%

3

x

g

os

prey

Dey

sari fhe arqurments of SRI KALEPU

uy SRINIVAS F

ed

N

y

yoann A

Nos 3 &

a

fe Rasnonden

>
%

r

3

,

W218 2024, O01 2OSS8,
Advocate for i

228 made herein 2

Pee

ey

Advocate far the Respandant

YASRVVANTH, Acivo


ae

WRIT PETITION NO: 17194 OF 2028

Bafwean:

Sm. Mullgpuci Anasuya, Vio. Mullapucll Venkata Rao, Aged about &0
years, Rio. Door No. 2-20 1° Ward, Near Cinemahall Carer,
Jangarsddygudem Mandalam, Lakkavaram, West Godavari Distric
Andhva Pradeshe-5a4451.
. Petitioner
AND
i. The State of ALP. Rap. by its 5 Pil Secy, Department of Ravenue
Secretariat, Velagapudi, Armaravati, Guntur District.
2. The Distict Collector of Visakhapatnam, Visakhapatnam.
4. The Taheidar, Visakhapatnam Rural, Visakhapatnam
4. M/s. Nayagreeve Farms and Developers, Door No 8-20-2071,
FlatNo.S02, 4th Floor, Sukshetra - East Point, East Point Colony,
Visakhapatnam 530077. Rep by iis Managing Pariner

os

The Greater Vishakhapainam Municipal Corporation, Vishakhapainam
by its Cormmissioner.

Respondents
Petition under Articie 228 of the ¢ vonsiffution of India praying that a the
circumstances slaied in the affidavit fled therewith, the High Court may be
pleased fo issue an appropriate Writ or arder or direction more particularly in
the nature of Writ of Mandarnus declaring the action of the Respondents mors
particularly the action of 3° Respor ndent herein in issuing proceedings vide
Ro No QOS 7/200G/ES, DE TO.08, 2025 by which the Respondents are seeking fo
resume the land admeasuring an extent of Ac. 12.51 Cents in Sy.No.92/3 of
Yendada Vilage, Vishakhapainam Rural Mahcdal, Visakhapatharh ONelrict
particuiarly the land in Plot No. 23 admeasuring 262 Sq.yds as being iHegal,
arbitrary, unjust, without jurisdiction, vio alive of Frincipnies of Natural Justice:
violative of the provisions of the Transfer of Properly Act, 1881, Contrary to the
Order DE 79.12.2077 of this Honble Court in W_PNos.38413 of 2014 & 28858
NW 2OTS, and violative of Ariicles 14, 21 and 3004 of the Cansiiution of India


Consequenly, set aside ihe more and proceedings vide groceacings vide
Ro No S007 /200G/Es, IN. 10.03.2085 issued by the Resnandent No.2.
iA NOL TOF 2028

Feiiion under Section 157 OPO

righ Coun May be " Please fo Suspend the operation of proceedings vide
particularly fo an extent of ihe land in Plot No.?S acbrieasuring 385 Sq yes,

Pendir ng disposal of WP 17194 of 2085, on the le af the High Court.

iA NOs Ss OF 2028

Petiion under Section 15

een hte

CPO is filed praying that in the
cireumstances steted in the grounds fled in summert of the pelifian, the
High Court may be pleased to direct the respa ondents to permit fhe Petitioner
fo cortinue with fhe Construction Being underlaken in fhe plot owned by
Petlioner in land acdmeasuring an exient of Ac. 12.51 Cents in Sy.No.92/8 of

Yerdada Vil lage, Vishakhapatnam Rural. Mandal, Vishakhapainam District,

38 3 . ig
Saad

The petiion coming on for hearing, upon perusing the Fettion and the
44.07.2025, 20.12 2085, 27 OF 2026 & 17022 O26 made herein and upon
hearing the » arguments of Sri Javvali Saraih Chandra, Advosate for the
Petitioner, GP for Revenue for the Re BSP! ndent'Nos.i te 3. Sn AS Bose,
Standing Counsel for the Respondent Noo,

WRIT PETITION NGO: 19744 OF 2024

Seiween:

Vallabhanen| Satyanarayana, so Subba Rao, Aged abaui S8 years, Ria Door

No $133. Korumamidi, Nidadavolu, West Godavar- 534308.

Petitioner

AND


1. The State of AP. Rep. by iis Pri Secy. Department of MA& UD,

secratarial Velagasudl, Amaravatl "Gun tur [istrict

4. The Greater Visakhapatinarn Municipal Corporation, Vishakhapainam,
Rep by ds Commissioner.

3. Mis. Hayagreeva Farms and Developers, Door.No.g-20-20/1;
Flat No.502, 4" Floor, Sukshetra East Paint, East Point Colony,
Visakhapainan>y SS0017 Rep by ts Managing Partner.

(ch. dagadeeswarudu, Sfo Rama Rao, Aged about 64 years, Occ.

Business. R/o D.No.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
Respondents
Petition under Ariicile 226 of {he Coansitution of India is fled praying that
nthe circurisiances stated In the affidavit fled therewith, the High Gourl ma
be pleased fo issue an appropriate Writ or order or direction more sorticulery
in the neture af Wri of Mandarnus' declaring the action of the Ressandents
more pariicularly the action of Respondent No.3 herein in issuing proceedings
vide B A No 1O88/S98Q/B/Z TY DA2021 (e-olfice-299800) dated 06.07 2024
keeping the Building permission granted fo the Respondent No in abeyance
and further directing the Respondent Nod to stop the work and nol fo proceed
with any further construction actvily solely because of the civil disputes
pending between ihe Respondent No.3 and Re csponderl No.4 as being Hegal,
arbitrary, urgust, viclative of Frincioles of Natural Justice, violative of the
provisions of the Greater Hyderabad Municinal Corporation Act, 1955 and
viglative of Articles 14, 27 and 300A of the Constiution af india and
Gonsequently wet aside ihe proceadings vide
BLA.No. JO8G/SSB0D/EYS YY DAZOS I {g-nffice- 299800) dated 06.07 2024 issued

by the Respondent No.2.

iA NO: 1 OF 2024:
Petition under Section 157 of CPC is filed praying that in the

circumstances stated in the affidavit filed in support of the neiiion, the High


Court may be pleased fo suspend the operation a proceedings vide
BLA.No 1OS8/2860/RF 1/Y DARE tle. office: -€OO800) dated O8.07 2024 issued

by Respondent No.2, Pending disposal af WP 19744 of 2024. on the Ms of the

The peliion coming on for nearing, upon perusing the Petition and the
afidavit fled in support thereof and ihe earlier Order of the High Court
Ges 12024, T2712 2024, 08.01 2038, GAOL SSS. 24.08 eee O8.02.2025,
17.02.2028 made herein and upon hearing the arguments of SRE KALEPU
YAGHWANTH, Advocate for the Petitioner and of GP MUNCIPAL ADMN AND
URBAN DEV AP for the Respondent No.i and of SRI J DILEEP KUMAR.

sianding Counsel for the Respondent No.s.
WRIT PETITHON NO: Ta748 OF 20284

Sehwern:

Pilea Narasingaras, S/o Pile Bangarayya, Aged about 88 years Rio Door No. .
$20, PM Palem, Chandramgaiem, Pothinarnallayapalem, Visakhapatnam
530041.

Patihioner

Rep. by ts PriSecy. Deparimant of MAS U

wrth

A.

Secretanatl Velagapudl, Amaravati, Guntur District.

"O

1. The State of

2. The Greater Visakhapainam Municipal Corporation, Vishakhapainam,

Rep by is Commissioner,

fad

Wis. Hayagreevya Farms and | Developers,  Door.No.8-20-20)4,
Flat NeSo2, 4Flnoor, Sukshetra East Point, East Paint Co sony,
Visakhapairam- 530077. Rep by its Managing Partner

4. Ch. Jagadeeswarudu, Sioa Rama Rao, Aged about 84 years, Occ.
Business. Rio D.Na.2-3494, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhnapainam.

Respondents


Petition under Article 228 of the Canstiution of India is fied praying nat
in the circumstances stated in the affidavit fled therewith, the High Court may
be pleased! to issue an appropriate Writ or order or direction more particularly
i the nature of 'Writ of Mandamus' declaring the action of he Respondents
more particularly the action of imei No.2 herein in issuing proceedings
vide B A No TOSG/S95Q/EV2 VYDA/S024 fe-office- 299800) dated 08.07 4024
keeping the Buliding permission granted ia the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not io proceed
with any further construction activity saiely because of the civil disnutes
pending between the Respondent No.3 and Respondent No.4 as being Heal,
arbitrary, uniusl, violative of Principies of Natural Justice, violative of the
mpravisions af the Greater Hyderabad Municipal Corporation Act, 1999 and
wiolative of Articles d4, 21 and SQ0A ef the Consttution of India and
Gonsaquently act aside the proceedings vide
B.A.No. 1086/3060/B/2 1/YDA2021 (-offics-299800) dated 06.07.2024 issuad
hy the Respondent No.2.
iA NO: 1 OF 2084:

Petition under Section (St of CPC ie filed praying that in the

circumstances stated in the affidavit filed in support of the petition, the High
Court may be pleased to suspend the _ operation of groceadings vide
BA No, TOSS/S960/B/2 VY DARG2 lle-office 299800) dated 00.07 2044 issued
by Respondent No.3, Pending dignogal af WP 19745 of 2024, on the Me of the
High Court, |

The petition saming on for hearing, upon perusing the Petition and the
affidavit fied In sumport thereof and the order of the High Court datec
28.77.2024, 12.12 2024, 68.01 28 09.07.2025, 24.07.2088, 06.02.2085,
3.02. 2025, 19.02.2025, 18 03.2025, 09.05. 2025, 80.12.2025, 27.07.2025 &
{702.2028 trade herein and upon hearing the argurnenis of Ms. Raley
Yashwanth; Advocate for the Pelitioner and of GF MUNCIPAL ADMN AND
URBAN DEV AP for the Respondent No.1 and of SRI UDILEEP KUMAR,


A
FR

rn

os

Advocate fur the Respondent Nas.3 & 4.

RUT PETITION NO: 18746 OF 2og4

Sehyvean:

Abbina Hanumantha Rao, Sfo Abbina Subba Rao, Aged about 64 years Rio
Door No.245, Near Water Tank, Sangayagudem, Oevaranalli Mandal West
Godlavari-534313.
Petitioner
AND

The State of AP Rep. by fs Pri Secy Deparment of MAS U

5

-

oO,

oo

CSE

Secrefanal Velagapucl, Amaravall, Guntur District.
« The Greater Visakhapginam Municipal Corporation, Vishakhapatnam,
Rep by iis Commissione :

3. Mis .Hayagresva Farms and - Dev elapers, Door Na §-20-s0/4,

FlatNo.S02, 4° Floor, Sukshelra East Point, Egat Point Colony,
Visakhapatnam S320017 Rep by its Managing Partner,
4. (hn. Jagadeeswarudu, So Rama.Ran, Aged about 64 years, Occ

Business. Rio D.Na 2-348, Krishna Poultries, Old Dairy Farm, Adarsh

. Respondents
in fie ciroumstances stated in the aviday et fed therewith, the High Court may
be pleased fo issue an appropriate Wit or order or direction more particularly
in the mature of (Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Responder No.2 herein in issuing proceedings
vide BA No TO8G/S050/B/2 VY DAV2027 (e-office-S99800) dated OB. G7 2084
eeping the Buliding permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.S to stop the work and not to proceed
adith any further construction aay adiely because of the civ! disputes

mending between the Respondent No. 3 and Res pondent No.4 as being Heal,


armtrary, unjust, violative of Principles of Natural Justice, violative of the
provisions of the Greater Hyderabad Muricipal Corporation Act, T@55 and
violative of Anicies 74. 27 and. S004 of the Constitution of india and
Consequently set aside the proceedings vide
BA.No, TOS8/ 3900/82 1/YDAZ021 {e-office-299800) datad 06.07 2024 Issued
by the Respondent No.g

i& NO 1 OF 2026:

Petition under Section 154 of CRC is fled praying that in. the

crcumstances stated in the aff davit fied in aupport of the petition, the High

Gourt may be pleased fo suspend the operation of proceadings vide
BLA No TO86/Q980/B/2 TY DA/Z02 1 e-office-299800) dated OS.O7 2024 issued
by Respondent No.2, Pending disposal of WP 19746 of 2024, on the file of the
High Court. |

The pelion coming on for hearing, upon perusing the Petition arn the
afidavit Hed in support thereaf and the order of the High Court dated
28112084, W212 2024, 02.09 2029, DLO) 2025, 26.07 2025, QO.02 2025,
TSO 2025, 1902 S088, 18.038, 2025, O8.05.2025, 20.12.2028, 27.01.2088 &
17.02.2028 made hersin and upon hearing the argurnents of Sri eaiepe
Yashwanth, Advocate, Advocaie far the Petifioner and of GP MUNCIPA
ADMN AND URBAN DEV AP for the Respondent Nod and of Si J. Die een
Kumar, Standing Counsel for the Respondent No.2 and of Sd Bodduluri

Srinivas Rao, Advocate for the Respondent Nos.3 & 4.

WRIT PETITION NO: 49757 OF 2624
Sehvea:

ge fg

Vallabhant Bujlvaju, Sfo Subbanna, Aged aboul 72 years Rio H.No.538,
Vex dullakunte, Gopalnuram Mandal, West Godavan-534318
- Petitioner


:

is PrSecy Department of MAS

urituy DY

>

S

a

So, f

FS

Sy

he

+

The State of AP.,
Secretarial Velagapi

a " 7 t on wy heads wh ifs 73 age. + "9%, ths « £44 rag] 4 fy ge% gb
we seers *, ' ten 4 ae ame: A "ey 2 en) ns "i no RS eT Oe
ie Oe G8 ~ 2 © bE on o € 8 @ 2 2 € a & LS
eo my Cy 8 a oa CO o/c cad
e. Sh oi aa 4 % Sr eae ia a an ane S sy
Ree i £7 £3 "e4 LE cape on St [ay] % kad 8 i a od " A:

' a . - Gore oan a G ed is oecee rs ef
B oe rans e & & 2B fe G&G me go eB aS: B be
ey 7 > th 'n aa ~s Adee 8 vm hese ote % ween
a oN oe Be, & t% @ BS B % G mw & a a
£ ae BOS m 3 5 & 6 & © . B pom SE ies fe
ee Ch es mo : he pee gs fee sheet eo os no ya end pose

Bn me gt ee oe ne Cas ne ee © es

Q etn ms bod oe ed ;

Y

"

&
hecause af i

¥
N

a

ner
u
we

&
a
g

proceed Nis

a)

, Se en ee 7
few. Sn? - " if
es ay B "a ta % Fic
Faas 2 4 4 re hecen, r peered

EN

i

andent Nod 3s |
:
3
onsifition

nN
my Par
a
Lo
as

m,

-
S
hy

nH
SS
8

ht
fer or direction mars

gf
*

g

i

SS

>

&
ne
1e
%

a

ke
a
a3
'
<
:
g
Ae
Saws
:
x

sr

BS
ar

are)
8.
a

. co ms a ne, im
we o "x03 2 oe $ eer: won EL pen
Fa ee . nee pooee * hove (e 4 een i neo ite reer 1
a3 " aoa acs ay = oS 6%
us Se fee. oy om es ote Cok Sie. an 7 ">
ee an nr Are ane ee me OO, BS 4 eo
oe gis ae) % Love 4% gaa ie Lae gy. 'ncaa boot ow age * weeee bed Sonat ¢ a
been is a aaa Py al ro feewe. Ale Fan ONS ris 3 fh FY Pe ty
go a a wg BO ef th wey vee
oy a 2 he Bo Om 8 wm Eg fh om Be Re Be oy oo
ae im pA ; re a rn = ci < rr on a oe oxi ra
Sole bee ceed f ccs © an oa 7; a. ane? re Mig alow" age we Py
53 wee t ¢ ONG a rah Pot t7 Pa ot <" a bed
aS o% 44° tere wi othhg Seow * . ben ee Bd cn Se ae nr oP whi pag mi, eed
cheer, is ry teat cdl ies Aid 63 £5 wy, on ee) ae i fet, ewe Se
"a OG 2 4 3% 2 & GS wR me mb we SR Do . ee ; a
an; t te oY ge . & B & 8 EF ~ a, are '
> Ep OS fe "_ Be 8 po & s Bw wm td
"we he oy See t 1, Ke " Sn ' a ay dove eee ' ese
" " ; ~ fen a H ne: wa % me oo eer, "Ng "s Meee, heed 2 rn,
@O 2 a £ 2 Y 6S © 2 & & B EE we 2% a a od pe
"eed iy ioe ED ip mm ST em BD bres Ph ge
oe 6 go B we. 2 ne en) © VS a > SC a OB at
aos ue th BO a > a se > é A to ea oS tot
Ber ng ' wo ORG Ame ae its ' Ine a) wy on 5 fn ie
"5% wm TY Co oe ¢ as Ee ~ ; 5 cst & ee Paes ~ ee Eley eine he, my Monn " ee
a a a on an a OC = £2 € SG . & SG wi
whee ete, Senn Be eon, been £4 foes rs) ead aoed Seat pen ead ei oh. 1 ale
tae fede ED i . $3 oA Spot £3 fy ee af $e i ke wo " oy 4 ook
ee me HS a os & Bo tM Ie te, ee aa nn, gent ES
fen 0 Se SOO ti c 8 om BP & wm & A YB > ;
ns ae ve kh ss 6 am et Bm mw oS BS Fs af Eh
" , oe 2 w © Oe BB pn S&B we DB ey
% a3 og > a a nr?) a nT <a ean a7 5 tee od
ye + yaad & yee thew oe 2d Sean, 'ege er ra '3 wy, ef
Mi dh TEL, a. A 0. . (Fhe mh... 8 i or rn oe ns Se ond.

SORERY

x &
" F


Court may be pleased to Suspend the operation of proceedings vide
BLA. No] O86/S960/B/2 UY DAIZ08 lie-office- 205800) dated 08.07 2084 issued

by Respondent No.2, Pending disposal oP WP 19781 of 2024, on the fle af the
High Court, :

The petition coming on for hearing, upon perusing the Petition and the
affidavit fled) in support thereof and the earlier Order of the High Court
obs. 17 2024, 12.72.2024, 04.01.2025, 09.01 2025, 24.01.2028, 06.02.2085,
17 OS 2026 made herein and pon hearing the arguments of SR} RALEPU
YASHWIANTH, Advocate for the Petilianer and of GP MUNCIFPAL ADMN AND

VRBAN DEV AP for the Respondent No.1 and of SRI JGILEEP KUMAR,
Agvocate for the Respondent No.2 and of SRI BODDULURI SRINIVAS RAO,
Advocate for the Respondent Nos.3 & 4.

WRIT PETITION NO: 19752 OF 2024
Between: .
Gadde Lakshmana Rac, Sio G Ramachandra Rao, Aged about 80 years Rio
Doar No 1247, GadedeVari Street, utlayagudem, Ganapavaram Mandal, West
District $4447,
Petitioner
AND
1. The State of AP. Rep. by is PriSecy Department of MAS UD,
Secretarial Velagapudi, Amaravati, Guntur District. |
2. The Greater Visakhapainam Municipal Corporation, Vishakhanainam,

Reso by iis Cornmmissioner,

lad

. Mis. Hayagreeva Farms and Developers, oor No.8-20-20/1,
FiatNo.S02, 4"Fioor, Sukshetra East Point, East Polini Colony:

Visakhapatinam- 530077 Rep by its Managing Pariner.


8

s Respondents

t

y

Be

:

ix
g

x

nden

g

proces

4

3

farm, Aciarsh

Reso

8

Mi

mmder or direction more

&

a
~

M

g

xy

SUING

*

ying

"
x

:

oF

5

7)
oft

%

.
3
Rae a
Ris

e

dent No.4 ash

u

wt

x

Corporation Ac

i

stop the work and not tn proceed

g

4

Respan

Me

%
rea
.
i.
3g

ay
oF

"
3.
me

oot

>
<
>

oF
Ne

awe &

A

gz

aS

t

wt
yy
of

x

affidavit fisd therewith, th
$
: § r

4
;

:
>
3

;
OF

+
3

Ri
NO
CHor

$
ES

x

ticks

3
+

Mespondent No

&

HY

.

the actio:

3

3
*
AC
S35
'y
gt

x

:

:

eae

r, Visakhapal

2

Ri
Q

z
x

ure oF WH of Mar

x

re]
$

oy

e

;, umlust, violative

A Not
4 OF 2024

Hy
a

Hue,

Patt
NA

Ny

Als
ket SS
ced

Gh.

a
x
EN
2

a

r

e particular

a.

g

2 eased io issue an aporcona

the nal

$

ering beiween th

and firthier dire

=

IANO

High

OrOvisions

in the
mo

3
*
.

vide &
oroumstance

2

perusing the Pet

ay
g

3

nm for heark

rs

Seed

bah

THN

'as

t

Pas
oe

Tre peliiion ¢

:
Ny

&

y

:

:

of
my

YA

5

wa

-

5 3
; Ni

yf ihe

2

Se

44

3

2025, 2

3

Ras
XS

x

re

5

<
--
8
Sy,

>

PE OH
Aes

in sumport thereat arc

24,

£8.44 208

nm
ws


FS.0e2.2025, 18.02.2025, 18.03.2025, 08.05 9025, 20.12.2025, 27.07.2025 &
VF GS. 2088 made herein and upc in hear ing the argumenis of Sn KALCEPD
YASHWANTH, Advocate for the Petitioner and of GP MUNCIPAL ADMN AND
URBAN DEV AP for the Respondent Not and of SRI JDILEEP RUMAR,

Standing Counsel for the Respondent Na 2.

WRIT PETITION NO: 19753 OF 2024
Sebween:

e

Gadde Muniswara Rao, S/o Ramachandra Rac, Aged about 68 years Rfo

Door No 7701, Bolline Variveechi, Yernagudem, West Godavan-53431 3.
Petitioner

1. The State of AP. Rep. by fs Pri Secy Desartment of MA& UD,
Secretariat Velagapudi, Amar ravatl, Guntur (istrict.

2. The Greater Visakhapainam Municipal Corporation, Vishakhapainam,
Rep by is Commiasioner.

M/s.Hayaqresvya Farms and Developers, Door.No.6-20-20/1,
FlatNo.502, 4"Fioor, Sukshetra East Point, East Paint Colony,
Visakhapainam- 530017 Rep-by ts Managing Partner.

Os

4. Ch. Jagadeeswarudu, Sfo Rame Rao, Aged about G4 years, Occ.
Business, Rio D.No.g-349/1, Krishna Pouliries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam,

. mespandenis

Petiion under Articie 225 of the Constitution of India is Med praying that

nthe circumstances stated in the affidavit Hed therewith, the High Courl may
be pleased fo issue an appropriate Writ or order or direction more pariicularly
n the nature of "Writ of Mandamus' declaring the action of the Respandenis
more pariicularly the action of Respondent No.2 herein in issuing proceedings
vide B A No TO8@/S960Q/B/21/YDA/2021 {e-office-299800) dated 05.07 2024
keeping the Building permission granted to the Respondent No.3 in abeyance

and further directing the Respondent No.3 to stop the work and not to proceed


WHR any further conetruction activity solely because of the cad disoutes

pending beiween the Respondent No.3 and Respondent No.4 as being Hegal
arblvvary, unjust violative of Principles of Natural Justice, violative of the
provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and
violative of Articles 14. 2) and SQA of the Constitution of India and

consequentiy sel aside the proceedings vide BLA. Na TOSS agsqar4
nAtoe (e-office-S99800) dated O8 07.2024 issued by the Respondent

IANO: 4 OF 2084:
Petition under Section 181 of CPC is fled praying that in the

ont

circumstances stated in the a Mdavil Ned in support of the petition, fhe Nig

Court may be pleased fo suspend the operation of praceedings vide

S.ANo. POSH 2O8O/ Be TY DA20e2 Tis-ofice 299800) dated Q6.07 2024 issued
by Respondent No.3, Pending disposal of WP 19753 of 2084. on the file of the
Nigh Gourt

Fre petition camming on for hearing yupoNn perusing the Peliion and the

afidavil fled in support thereof andthe order of the se Gaunt dated

Yashwanth, Acvocate for ihe Petitioner and of GP MUNCIPAL AOMN AND
URBAN DEV AP for fhe Respondent No.] and of SRI J DILEEP RUMAR,

tend
3
me
NS
Co
i ed
Os

Standing Counsel for the Respondent Nos.

WRIT PETITION NO: 19785 OF 2084
Soetween:
Ashania Venkateswar Rao, S/o A Satyanarayana, Aged aboul G2 years Rio

Door Ne 3 Vy, Sangayagudem, Devarapalll Mandal, West Godavari 34343.

. Petitioner


AND

1. The State of AP. Rep. by Is FriSecy Department of MAS UD,

secretarial, Velagapucdi, Amaravatl, Guntur District,

2. The Grealer Visakhapatnam: Municipal Corporation, Vishakhapainam,
Reo by tts Commissioner. |

3. M/s Hayagreeva Farms and Developers,  DoorNo.@-a0-20/4,
Flat.No.508, 4° Floor, Sukshetra Rast Foil, East Pomt Colony,
Visakhapatnam 830017 7 Rep by iis Managing Partner

NY

. Uh. Jagadeeswarudu, Sie Rama Rao, Aged about 64 years, Gen.

be

Be

Business. Rio D.No.2-d40/4- Krishna Poulties, Old Dairy Farm, Adarsh
Nagar, Visakhapainam. |

» Maespondents

Petition under Article 226 of the Constitution of India is Med praying that

in the circumstances stated in the affidavit Med therewith, the High Court may

be pleased {fo issue an appropriate Writ or order or direction more particularly

in the mature of "Writ of Mandamus'. declaring the action of the Respondents

more partiaularly the action of Respondent No.2 herein in issuing proceedings

vide B LA No 1OS56/3980/ BIATYDAIL0 24 (e-office- 299800) dated 06.07 208

keeping the Building permission Granted to the Respondent No.3 in abeyan

'Bn

£4
Dp

and further directing the Respondent No.3 to stop the wark and not to proceed

with any further construction activify solely because of the an! disputes
sending beiween the Respondent Nos.d& 4 as being Hiegal, arbitrary, unjust,
violative of Frincipnies of Natural Justice, viclalive of the provisions of the
Greater Hyderabad Municipal Corporation Act, 1955 and violative of Articles
i427 and 300A of the Gonsiitullon of india and Consequently sel aside the
proceedings vide BLA.No. 1O8S/2800/R/ZT/YDAIZ021 (e-office- 299800) dated

06.07 2024 issued by the Respandent No.2.


IA NO: 1 OF 2024:

ry
Ss

shea?

ary SEVEN BO
2024 issuad

wy
Jf

ae

~

Fact
wt

S

tach O

"3

KG

ign an

ata
R

ay
ok

emimng on for hearing, upon perusing the Pe

Pa
aX.

re

OY

x
2

The peti

%

>

POPES S

® argurenis of SRI RALERY

3

my

z

an

&3

y

ae

RS

oy.

a ih

&

¥
:

0
es

3

XM

coq

3
wy i? fa Ne

"sf
Vek

2

x

x

iy}

2028 made herein and upon hear

way

<
<
s

O02

"
;

q

afiddavi fed
YASHIANT

>
&

t Novt a:

esponden

the RR

oF

AP £

tts,

ont

Petitioner

<wporation, Vishakhapainam,

es

.

28
3

é

AND

So

$
x

S}
49 2S

Terse8 OF 2084

x
x

x
>

D043.

">

x
°

Plot no 44, Kalass

a
AS

f,

Secretariat Velacan

wy

\

Visakhanainan

Advocates for the Responden

WRIT PETITION NO

Satwesn


So

oe

Flat No.S02, 4"Floor, Sukshetlra East Point, East Point Canny,
Visakhapainam- S30017. Rep by iis Managing Partner

ih. Jagadeeswarudu, S/a Rama Rao, Aged about 64 years, Occ.
Business. RYo D.No.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh

Nagar, Visakhanainam.

a

Respondents
Petition under Article 226 of the Constitufion of India is fled praying

in the circumstances staled in the affidavil fled therewith, the High Court may
be pleased to issue an appropriate Writ or arder or direction more particularly
in the nature of "Writ of Mandamus' declaring the action of the Respondents
mye particularly the action of Respondent No.2 herein in issuing proceedings
vide B A No. 1088/S98(/B/2 VY DAZ021 (e-office- 3990800) dated 05.07 2024
seeming the Building permission qranted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and nol fo prooged
with any further construction activity solely because of the civil disputes
pending between the Respondent No.3 and Respondent No.4 as being Nlegal,
arbitrary, unjust, violative of Principles of Natural Justice, violative of the
provisions of the Greater Hyderabad Municipal Corporation Act, 1855 and

x

violative of Articles 14, 21 and SG0A of the Cenetitution of india and

rete

Consequently set aside ne proceedings yikes
BLA.No. TO86/Q980/B/2 VY DAIZ02 1 (e-office-209800) dated (6.07 2024 issued

by the Respondent No.2

iA NO: 7 OF 2024: 2
Petition under Section 197 of CPO is filed praying [nat in the

circumstances stated in the affidavit fled in support of {he petition, the High
Gaul may be oOleased fo suspend the operation of proceedings vide
B.A.No. 1086/S960/8/2 1/YDA/202 1 (e-olfice-209800) dated 06.07.2024 issued
by Respondent No.3, Pending dispo! seal of WP 18756 of 2024, on the file of the


The petition coring on for hearing, upon perusing the Petition and the

Na

ES: 3

PRCQ QP Oy A AE 47> Coe hs PRR HY "ye "~ oN SUK PNA PEPIN TEA Soa AMD Sy Sk Sete
26.71.2024, 12.12.8026, GOT 20S8, 89.07. 2085 34.01 SOS5, G6.0e F085.

VS02 2085, 19.08.2088, 16.03.2025, 89.05. 2025, S012 2025, 2P.O1 S028 &
47.02. 2026 made herein and unan hearng the arguments of SRI KALEPU
YASH WANTS, Advooate for the Petitioner and of GP MUNC PAL ADMN ANTS
Advocate for ihe Respandent No.2 and of SR] BODDULURI SRINIVAS RAO.

Adi vocate for the Respondent Nos 3 & 4.

y

Sob.

WRIT PETITION NO: 1876? OF 2024

Setveenr:

Gadde Sameswara Rao, Sfo G Ramachandra Rao, Aged about 82 years, Ria
Door No 1247, Gadde Vari Street, Bulfayagudem, Ganapavaram Mandal,
West Godavari Distric Sa4447, .

Patitionar

tof MA& UD,

wee
oA
mes
he
oh)
i
potn
oD
3
een
ba
a
we
A
crepe
por
eA
"tS
4
fz)
oe
3
Pe "Ze
o
e
hy
oe
3
%
wok

2. The Greater Visakhapatnam Muricipal Corporation, Vishakhanatnam,

Rep by iis Commissioner.

Lae
oe

Wis Nayagreeva Farms and Developers,  DoorNo&-20-20/1,
Flat\No.502, 4°Floor, Sukshetra East Point, East Point Colony,
Visakhapainam- SSO01y, Res by ts Managing Partner

4. Ch. Jagadeeswarudu, S'o Rarma.Rac, Aged about S4 years, Oee.
Business. Rio D.No.2-34S/9, Krishna Paulinies, Ol Dairy Farm, Adarsh

Respondents

Fetiion under Aricie 226 of ihe Ganstiutean of indie is fled praying that

2

a

tec therewith, the High Court may

in the oycurmstances stated |


be Meased io issue an aApproprials weit or order ar direction more partiqularly
in the nature of 'Writ of Mandamus' declaring the action of the Respondents

more parloularly the action of Responder No.2 herein in issuing procesdin

ies

aS
vide BLA No. TO86/S960/B(2 1/YDAI2021 (e-offine- 299800) dated OS.0/ 2084
keeping the Building permission granted to the Respondent No in abeyance
and further directing the Respondent No.3 fo stop the wark and not to proceed
with any furiher construction activity solely because of the civil dispe ules
pending between the Respondent No. 3 and Raspondent No.4 as being egal,
arbitrary, unjust, violative of Principles of Natural Justice, violative of the
provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and
yialative of Articles 14, 21 and' 300A of the Constitution of India and
Corsequentily sat aside the proceedings vide
BLA.No. 1086/S900/B/2 1 YDA208 1 {o-office-299800) dated 06.07 2084 issued
oy the Respondent Nos.

iA NO: 1 OF 2024:

Petition under Section 157 of CPC is fled praying that in the

circumstances stated in the affidavit filed in support of the petition, the High
Count may be pleased io suspend fhe operation of proceedings vide
BLA No. JO88/Q98I/B/2 1/Y DA202 Te-office-299800) dafed 0G.07 204 issued
by Respondent No.2, Pending disposal of WF 1977 of 2024, an the file of the
High Court.

The petition coming on for hearing, upon perusing the Peltion and the
affidavit (Ned in support thereof and the order of the High Court dated
28.11.2024, 12.12.2084, 03.01.2085, 09.01.2025, 24.01.2025, ao
WBOH22028, 19.02.2025, 18.09. 2025, 08.09.2025, 20.12 2025, 27.04.
17.02.2026 made herein and upon hearing the arguments of Sri Kalepu
Yashwanth, Advocate for the Pe atifioner and of GP MUNCIFAAL ADMN AND
URBAN DEV AP for the Respondent No.1 and of SRI LDILEEP KUMAR,

Advocate for fhe Respondent No.2.


WRIT PETITION NO: 78798 OF ooe4
Rehweean:

age

Lakamsarl Krishnavernd, Wo Chakradhara Rao, Aged about Fi years Rio
Doar No case, Sri Salya Sal Nivas Old CB! Down, Visakhapatnam San o1y
| Patitionser
1. The Stsle of AP. Rep. by fs { BH 1 Secy Department of MAS UD,
Secretariat, Velagapud!, Amaravall, Guritur District,
2. the Greater Visakhapatnam Municipal Corporation, Vishakhasainar,

me)

Rep by is Commissioner.

3. Mis.Hayagreeva Farms and. -- Develapers,  DoorNo.G20.20/1,
Flat. No.§02, 4° Floor, Sukshetva. East Point, East Point Colony,
Visakhapainam- 530077. Rep by is Managing Partner

4. Ch. Jagadeeswarudu, Sfo Rama Ran, Aged about 64 years, Occ.
Business, B/o D.No.2-3491, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapainam.

Respondents

Petition under Article 266 of the Consttution of India is Med praying that

in the circumstances stated in the eficavit Hed therewith, the » FHgK cour may
be pleased fo issue an apprapriaie Wei or order or direction more particularly
inthe nature of (init of Mandamus' declaring the action af the Respondents
more particularly the action of Respondent No.g herein in issuing proceedings
vide BLA No TO8G/S960/R/2 /YDAS02 1 fe-office-289800) dated G8. OF 2oe4
keeping the ne permission granted fo the Respondent No.3 in abeyance
and further directing the Respondent No.3 fo stop the work and not to proceed
with any further construction activity aciely because of the civil dismutes
pending between the Respondent No.3 and Respondent No.4 as being Hegal,

arbifvary, unjust, violative of Princinleas of Natural Justice, viniative of the

oe

provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and

4 NE
Ny

violative of Ariicies 14. and SOOA of the Cansitution of India and

Consequenly  sef aside the proceedings vide  8.A.No 1088;


ar.
ara

SOOTY DA202 1 (e-office-200800) dated O6.07 2024 issued by the

IA NO:> 7 OF 2086:

Petition urcer Section TSt of CPC is fed praying that in the

circurnatances stated in the affidavit fled in support of the petition, the High

g

Gout may be pleased to suspend the operation of proceedings vide
BLA.No, 1086/S960/ 8/2 1/Y DAZ08 fle-office- 299800) dated OG.07 2024 issued
by Respondent No.2, Pending disposal of WP 19798 of 2024, on the He of the
High Court. |

The petiion corning on for hearing, upon perusing the Petition and the
affidavit filed in support thereof and the order of the High Court dated
BEIT 2028, 12.12. 2084, 03.04.2025, O8.07 2028, 24.07. 2025, 06.02 2025,
(3.02. 2025, 19.02.2025, 18.08. 2026, 08.05.2025, 20.12.2088, 27.07 20e0 &
T7.O2. 2028 made hersin and upon hearing the arguments of SRI KALEPU
YASHWANTH, Advocate for ihe Pelitioner and of GP MUNCIRAL ADMN AND
URBAN DEV AP for the Respondent No.1 and of SRI J.DILEEP KUMAR

Advocate for the Respondent No.3 and of SR] SRINIVAS RAO BODDULURI,
Advocate for the Respondent Nos.3 & 4.

RIT PETITION NO: 19804 OF 2024

Hahween:

Eadala Narayana Rao, Sia. £. Verraju, Aged about 67 years, Rio. Door. No.
21371, Munisinu Gari Veedhi, Kall hetu, hast Godavari - $33705,
. Petiianel
'AND
1, The State of AP. Rep. by is PriSeny Deparment of MA & UD,
Secretariat, Yelagapudi, Amaravali, Guriur District

y

=. The Greater Visakhapatnam Municipal Corporation, Vishakhapainam,

&

Rep by is Canwnissioner,

BS


Nae

£53

x. Ry

IBENO S08. A™Rloor, Sukshetra rast Point, mast Point Cofany,

oy

$. Oh. lagadecsw varuidu, Sig Rarna Rao,
Business. Rio D.No.2-340/1, Krishna Pouliries, Old Dairy farm, Adarsh
Nagar, Visakhapainant.
 Respandents

Petition under Ariicie 226 of the Constitution of India is filed praying that

a

rAH.
vom

in ihe ciroumstances stated in ihe affidavit fled therewith, the High Court may

c
be pleased fo issue an apprapriate Wit or order or direction more particularly

fs

Z

in the nature of 'Wri of Mandamus' declaring the action of the Reapondents

wre

more particularly the action of Respandent No.2 herein in issuing proceedings

vide BA No TOSS/S90Q(/E/S T/YDAOS 1 (e-office- 299800) dated G8.07 202

keeping the Bulicing pannission oranted to the Respondent No.S in abeyance
and further directing the Respondent No.3 fo stap the work and not to oroceed

wih ary further conmsinucton aclvity sc tely because of the civil disnutes

arbitrary, uruet, vicdative of Principles ss of | Netural Justice, violative of the

orovisions of the Gresier Hyderabad Municipal Corporation Act, 1885 and

violative of Ariiclas 74, 2] and BOOA--of }

Carisequently gel aside the proosedings vile
GLA No TOas/S080/Bi2 VY DAI2021 fe-office-299800) dated 06.07 2024 issued

ae Si PRS . & A? »y
by the Rassondent No.2

IANO: 1 OF 2634:

Petition under Section TS) af CPC is fled praying thet in the

Fe

croumstances sited in the affidavit Hed in support of the petition, the High
S.A.No. 1088/S8680/B/2 1/¥ DA208 1{e-office- 299800) dated O6.07 2024 issued

by Respondent No.2, Pending disposal of WP 19801 of 2024. on the file of the

mc the aperation of proneedings vide

High Court.


The peiifion coming on for hearing, upon perusing the Pefiian and ihe
affidavit fled in support thereof and the order of the High Court dated
aoa TS. 12.2024, O3.07.2025, 08.049 2005, 24.07 2025, 06.06 20385,

S.02. 2025, 19.02.2025, 18.05 2025, 08.05.2028, 20.12.2085, 27.07 2088 &

£02. 2026 made herein and upon hearing the argumenis of SRE RALERO
YASHWANTH, Advocate for the Petitioner and of GP MUNCIPAL ADMN AND
URBAN DEV AP for the Respondent No.} and of SRI LDILEEP KUMAR,
Sanding Counsel for the Respondent No.2 and of SRE BODDULUR!
SRINIVASA RAQ, Advocate for the Respondent Nos.3 & 4.

WRIT PETITION Ni: (9873 OF 2bed
Between:

Aluri Rao Venkata, S/o Allur' Rathaish, Aged about 72 years, Rfo Door No
q200, Kornagndam, Butlayagudem, Ganapavaram Mandal, West Godavari
S34447 1.
Petitioner
AND

1. The State of AP. Rep. by fs PriGecy. Deparment of MAS UD:

Secretarial Velagapudl, Amaravati, Guntur District.

é. The Greater Visakhapatnam Municipal Corporation, Vishakhapatinam

Reo by iis Commissioner.

3. Mis. Hayagreeva Farms and Developers, Door No.@-s0-20/1,
Fiat No.502, 4"Floor, Sukshetra East Point, East Point CoOvny,
Visakhapatnam 530017. Ren by ts Managing Pariner

4. Ch. Jagadeeswarudu, Sfo Rama Reo, Aged about 64 years, Occ,

Business. Rio D No. 2-340/1, Krishna Poulyies, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.

. Respondents
Peiition under Aricie 225 of the Constitution of India is fled praying that

in the circumstances stated In the: all davil fled therewith, the High Court may


"tye fis "4 5 A eT ry
, oe 2 OC D2 wt & Oo ga w oe Be £ & #2 wo fw
Mr, ES & a Li agen, Ke Ey 3) ws ach "dg
oe BS pa at ra) a4 eh ras ae ie a ta ay Bo ES BE yom ee p oo ees: Ge
z eg te GS / there wae he si a 3 OD of ih. " re
Joos r nis: ye Ay (ek 2%, eet % % ie 2 e" ~~ fe ep "er wy hE f we
8 5 Oke me OD , cr ne: oebee AG ; i se Noon
" @ oh oe gs 6 2 & Spee A wn Fs ed aa 1 fe g Be
AO G MB eB Be ow ws i By Bg ee
we GB te By ewe ee te we o 3 Soe %
ae Se. < " oe, tape ete 4 os, Loa pin x z *, ° ' P a
Bow & wo & os GE & oo ti & @ & oa a Y
a te a tt My te fo ey tye O HM of Ba
i * ga GS . "a GS "tn ned pm t% © s het ass AED oh ie
aA @ a ey "ay us ad ee oe on ee ee ty o a ae C2 ty ; 'eones eed
ke ke oe Ea nt pe wee fin oy % ae) gee CS, e ora cel ecbed toh ae wy C3 ves,
ary ee ee Be fe feat a yee 4
ren a al 5a) "3 ys Am reet wo iv & 6 is ad DQ nd co ge
a a oes est ° ; is tases og is . ee a a : % yc gs
oboe Sas t £ fie wee? 2 wares > ' Mad s, naan re wrens
ed yen a: ere, - ete heed Pal benene poe ewe ok were a
Be we Se =< 2 & & %e srg, we oh . wn ll HS
i 2 wm @ de fm ee OB AS Boe, TM po
cep Ea BF AES BE oS Boge G Ue a. a aS 2
Pieoes mere 7 ' ote 4 wie " lane " ne Ct
oe oe 8 5S ep oa Ge. Bs soe ~~ Ge SE i wo
oad res mw rs, 4 we on ra ed at s 6 6oa z 'a bee . vs
Oo p ££ @& @ " UG & 4 x 2 & G oy a Oo M&M 8 &
Nel! thd we %& ws thy oh. wood noone, ay it yan bods 4 %) ed oo Sad " on £%
whens at oat, daton, '4 ¢ ft .! kde " J % 4 oy ae, .
We Ng oe DB, oy Om me OF ao
Fa pe ieeoed ve at " : "3 Me "4 i ae on re i ' ee
me BBN Boa OG tie oe eS ie eS
oe 5 - i ad sof eee re . "we AY ue bod a oy tts ee .
wien Ee oF 2 Se GL CH my fe BB my ee OE et we th &
"eS fed 7 os rH oe te of GE gag cae me: Th ve Sed By gee ww woot ae 'nadine
pond oe is Lad - S ce brow oe) rat to Pree z Coe CS tapes et an m3 ron te,
ee sa Be 7 ro 3) a Of ed ras Wb gees, spr Ww ee ee)
tan, 7 Le m, ongen, is A eae Ba oa ! ee, foo . '« 4 vs,
fA tn BD "Ww @ om & Thom he, 3 Ga aa egy ages A
lana a ws BR sake i od ie 3 yn ben ae £34 ih
a iy te or " = 'to a Km ty
oe se ke ty om BG Cy tee ne (en <r an Ke Ge ag woos 6B og
fee ile pee ao B yn d Cc G@& goo & on ed gs oy Oe
, i ls » & © £ oe x a om 4 mR EL fe ee
Be 2 B® &€ & Kt Gow rs , Bel SS gm Sh am 2
aes o on O§F 8 & wy fi ee B © 2B Hs rh ang 6
, m& © @ @ ye e & OB pe a 6 t& ES 6 oS we bk Ch.
Bo» Bm 6 I he wt v a gc: 6 ee a £3 wn a "Ee
en a nae 5 "ER we ee aes te we tt : 7 ES oat
wt ie Oy ws rm , a if 5S me SH % te IME og as oN
wm = " ie e8 ae, ewe we. ieee Fy C3 Pseee St Od
paon tod we a3 ; on gey ee a o  # Fone, ss : tooo. .
Bo & © © 2 Ee B&B hoe & @ & Hel CO fm 1 we 4 : Bog ss gy oe
we YY a ae ts KG gn te, oom oH. vate esd oD Pe teed omen 4 4 bt cm
; OF, a - ann on <6 as i: a i tS BD 3 og AG fe SS
deve . Bove rth y, 6G, 3 " ae feve od fs eee tooo cast xo oe be rs 5, " oe nh,
6 3 ke Oe 4 ae " @ te Be ns ~ OS bee ie Oo
So BE gw BF , @& . 2 " £ Se oe op OB ow oe eS m Ae Rp 2 fe
Seane ve " we oe ", ' D ' , 4 7 * ren, ' 3
5» ~m € B & £€ BE BZ Be 8 Q BE 2 2 ft BroAaSB SS
oi hg a tT do gt Le ot TR ee ee ; me 107 " Syeq oe Spon BD cd eee
g " © 2 6 & 2B ge Ee BR tc zy nes %o C2 0. fe CE a i. Sh cor re
o & &€ & » @ 2 4 6 ALS G 52 aa
eto. pecee Sen we water.



Standing Counsel for the Respondent Nog and of SRI BODDULURI

WRIT PETITION NO: T88"8 OF 2024

Between:

Achania Ramarao, Sfo Jagadeeswararan, Aged about 72 years Rfo Door No
S145, Gandhi Nagaram, Yernagudem, West Godavarl-534313. .
Pelitioner
AND
. The State of Andhra Pradesh, Rep. by iis Pri Secy Department of MA
and UD, Secretariat Velagapudi, Amaravatl, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam:

Map by Hs Cammissioner.

tat

Wis.Hayagreevya Farms and Oevelopers, Ooor.No.6-s0-20/1,
FlaLNo.502, 4° Floor, Sukshetra East Point, East Point Colony,
Visakhapatnans 530017. Rep by iis Managing Pariner
4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about G4 years, Occ.
Business. Rio D.No.s-d40/1, Krishna Pouliries, Ok! Dairy Farm, Adarsh
Nagar, Visakhanainam:.
Respondenis
Paiition under Ariche 226 of the Constitution of India is Hled praying that
in the circummetances stated in the alfidawt fled therewith, the High Court may
be leased fo issue an aopropriaie Writ or order or direction more particularly
in the nature of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the acthan of Respondent No.2 herein in issuing praceedings
vide BLA No. 108S/89S80/B/2 1/YDAIZ021 (e-office-299800) dated 08.07.2024
keeping the Building permission granted fo the Respondent No.3 in abeyance
and further directing the Respondent No 3 fo stop the wark and not to
oroceed with any further construction activity solely because of the civil
dispules pending between the Respondent No. and Respondent No.4 as

being Hlegael, arbirery, unjust, violative of Principles of Natural Just foe,


vigdalive of the provisions of the Greater Hyderabad Murucipal Corporation
Act, 1855 and violative of Articles 14. 21 and 300A of the Canstitvion of indie

ang G onsequently set aside AS proceedings vide 8

gene.

Ry

. eS QRH iS 4 % FREY KTM odo Been ont SNe . A
SEO SSO NS TY DAZ0E 1 Ce iio: 298800} dated OG.O7 S024 issued

IANO: 1 OF 2024:

Pettion under Section 153 of ¢!

if

fled graying that in
circumstances stated in the affidavit Hed in sumpert of the pelitien, the High
Court may be Oe to oan the scam cot of proceedings vide BLA

Respondent Nog, Pending dissosal of WP T0878 of 2084. on the file of the

Ths petition coming on for hearing, upon perusing the Pelition and the

ore
ba
ae
no
a
Fu
vere
nN
fe
iC
fo
Ben
"a
<
hg
ae
Po

43
wy

ae
enudl,
hg
ae,
fe)
an

VEO2.2026 made fersin anc upon nearing tHe arguinenta of KALEPU
YASHWANTH, Advocate for fhe Petiioner and of GP MUNCIPAL ADAMAN AND
Standing Counsel fer the Respondent Nog and of SRE BODOULUR:

SRINIVASA RAO, Advocate for the Respondent Nos.o & 4.

WRIT PETITION NG: 18980 OF 2028
Setween:

Lanka orinivasa Reo, Sfo Srramulu, Aged about 86 years, Rfo Door No

xs

S731S0, Saibaba Street, Dabagardans, Visakhapainam-Sanno:

Petitioner
AND


}. The State of AP. Rep by its Prt Secy Depariment of MA& UD,
Secretariat Velagapudi, Amaravatli, Guntur District.
*. The Greater Visakhapatnam Municinal Corporation, Vishakhapainam,

Rep by is Cammissioner.

. Mis. Hayagreeva Farms and Developers. Door No.6-c0-20) tf,
Fiat No.§02, 4° Finer, Sukshetra East Point, East Point Colony,
Visakhanainam- S30017. Rep by ts Managing Partner

4. Ch. Jagadeeswarudu, S/o Rama Rac, Aged about 64 years, Ooms
Business. R/o D.No.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam. : |

Respondents

Petition under Article 226 of the Conetitution of india is fled praying thal

in the circumstances slated in the affi clavil fled therewith, the High Court may
be pleased to issue an appropriate Writ or order or direction more particularly
in the mature of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in Ssuing proeeaings

vide & A No 1Oe86/3080/B/2 /¥Dévedet (e-office-298800) dated 06.07 2024

keeping the Building permission granted to the Respondent No.3 in abeyance

ie

and further cireating the Respondent No.3 to sfep the work and not to proceed
with any further construction ac cll ity solely because of the civil disputes
pending beiween the Respai ndent No.3 3 and Respondent No.4 as being Hiegal,

provisions of the Greater Hyderabad Municipal Corporation Act, 1855 and

wy

arbirary, unjust, viglalive of Princip! es of Natural Justice, violative o

violative of Anicles 74, 217 and 400A of the Constitution of Indie and
Consequently set aside ihe proceedings vide
BLA No. TO86/S960/R) ZANDA202% | fen 2-OFF joe 299800) dated O8.07 2024 issued
by the Respandeni No 2.

[A NO: 1 OF 2024:
Petition under Section 194 of OPC is fled praying that in the

circumstances stated in the aff davit f Wied in support of the petition, the HI


ote 05 ? 4" segee, - eK, ey " ances ge " o ,
2 BR te Beg a a Coo 2 ca i o
a , ay yp on teed ee
wy ee ro Se an oh Ao :
, % Cows (8 SE EB x me oS oS = oe
Be ty a an an oy a wh & ;
He ce i a 0 a sc he Ch
ad ey] ve trod Lad Pree tf a 3 wa LPS fee pene A

i Pood pres ns Ld dg tA Xs ; oon ee
nr or - a . inp fa fed eek we
em "ee Ss "A a, we fae a e Pre £5
Cs 4 eat , a a re aA ee 4
™ rae a a aS SO od Kee , Be
Be a nn mw 8 % & 2 Re
. 1 wees aped neers weed oe e vs rs aaa
og BOG S eT wt EY BY oe i sy
oy UR wee OE sn, as Be . oe Fed
eed we oa 3 yn ee ayaa ~ "rs ae we {> «ee ie $y
'per tte, nd Yon - * si Ch ie & eas a3 , ths
rr nts, oy re ; Oy Pol eG oe
bro in is % dow é " , t% thos . here feve
Go & nr a a. a ae en mw pe te i
% fa a nr a ee fe Bee te co
A mB as re oo ote ih seve te
F hee Sade "gree. , DAD were : Be eed hon ve the
Og me ; ys rs Ae cr a arm, vo bid ie
be gi we ad ne aes "ye . wheat eG ee oe psod " * veee? vere.
. tA c% ed S ood , es, rf . ee Wd an see a bree ee ry 3 ne
if CA gn Noe ws hy hese fe oh. EE 4 a7 ah ae
Boop a: a <a Mn (en? a ae Oy ge wm 3
wee Sot see £4 7 2 gue wd SD 3 a3 rion . iG 3 ws
A m2 wo om ae oe tbe 1 ee & @ & w &
gr acs on wees eed ig as fp Fel gy wool "p0 i fom res a fer
Sa a i Oo ed wy OE an A ee gy td "a the Fe gee
", oo 3 -- ad : ; heen or %, Ay " ve ro veers a
ye & & ee 5s Be" 8 & 8 a 6 eB
ad a OG Bop BB me do. gm i og
Go pny he S te GH om BL, " mB a oa
ws he SS & & © @ 2B . am "¢ mo ee ee
bo ow Oo Be Oe oy Boe SG ag oy fo pan © ne
voor anes . ; 4 ewe ar neoee bn % g
OD o mor 8 Bh 8 O bis , g BAe
a; ae Bo wp OU eb YB} aet eS an an
43) uP ed Ren? anoee wd oy, cant a See. rn or, ae hee? we 34 tj £5
Ly £t%5 ewe peers . tad % "ee aa se 3 Span. < G : i$ $3 paoee rag
hen iad 'one Fa 4 vege we. gen a "<< ene psd we bed oeee "fe et sheet ath ag
way TAD yo aged rs As © SE 1 9 coed na gon he = ERS ford abe
@ O f Go nw, fy &p HS hs A a re a 22 @ th gt
bo fn mm o> t3 he xf ad a os an mr a a
pahoe 2 bere wHpod: - - ee 'o yo m0 ay o Seow ; wee
nny are oa a. <a ar 2 fhe ns en
: 2 3 Beg . : y on ne
a a ae Bo MM MM fF US a ee - &
a ft he he i nn us & vores eS 2 © we oS
On BE Soom nw me 2 ee Be & S
0 Ee TE Sa et ce ce SS 8 oe ©

PS,

a

pee

Aged about 64 ye

nagging Partner

i
Sy

y

di

eS

hapainam.

ty
x

Fa

adeeswan.

s

5

Se
Seta
Jagd
~~

Pes

Flat No. S02, 4° Floor, Si

Nagar, Visa

~

kre

:

4,


o

Petition under Article 228 of the Constitution of India is fled praying that
in the cirournsiances stated in the affidavit fled therewith, the High Court may
be pleased fo issue an appropriate Writ or order or direction more particularly

the nature of "Wind of Mandamus' declaring the action of the Respondents
more pariicularly the action of Ressandant No.2 herein in issuing -- gS
vide BA No. TQ8G/S980/Rf21/YDA/ZOR1 fe-office- 299800) dated 06.07 2024
keeping the Buliding permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.d fo stap the work and nol to proceed
with any further construction acthity sdlely because of the civd disputes

pending between the Respondent No.3 and Respondent No.4 as being degal,

2

arbitrary, unjust, violative of Principles of Natural Justice, violative of the
provisions of the Greater Hyderabad Municipal Corporation Aci, 1255 anc
viddative of Articles 14, 21 and 3O04 of the Constitufion of India and

he proceedings vile

werge

one

Cansequently 8
B.A.No. 1O86/208G/Bi2 VYDA/Z02 1 (e-office-299800) dated 06.07 2024 issued

by the Respondent No.2.

re)

IA NOs 7 OF 2024:

Petition under Section 181 of CPC is filed praying that in the

circumstances stated in the affidavit filed in support of ihe pelition, the High
Cowl may be pleased to suspend the operation of proceadings vide
BA. No 1OS88/SO80/B/F TY DAS0e t (e-office- 299800) dated 06.07 2024 iss ad
by Respondent No.2, Pending dispasal of WR 19958 of 2024, on the He af the

The petiion coming on for hearing, upon perusing the Petition and the
affidavil fled in support thereof and the order of the High Courl dated
28.17 2024, 12.72 2024, O4.01. 2025, O8.08 2025, 24.07 202, 2025,

13.02. 2085, 19.02.2085, 18.00.2085, 08.05.2025, 0.72. 2025, 27 UT.s028 &

Y

; t

53
ees

&
17.02.2026 made herein and upon hearing the arguments of SRI KALEPU

£


YASHWANTH, Advocate for the Petitioner and of GP MUNCIPAL ADMN AND
Advocate for the Respondent Nog and of SRE SRINIVAS BAD BODNL ILUR],

iy s Pe Ty ew es ero es  Abaw OE BS

he,

WRIT PETITION NO: 19960 OF 2024
Detween:

23, Raeraaiayarn Veedhi Gowrinainam, West ¢ Godavarl-S44313.

Fativioner
{. The Stete af AP, Rep. by Hs PriSecy Deparment of MA& UO,
Secretarial Velagapud), Amaravatl, Guntur District.

= The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam,

s.Hayagreeva Farms and Developers, Gsor No S20-30N,

lad
wn
of

Visakhapatnam- S30017, Rep by is Managing Partner

4. Ch. Jagadeeswarudu, Sio Rama Rao, Aged about 64 years, Qee.

Susiness. Bio D.No.2-d40/7, Krishna Roulfrles, Old Dairy Farm, Adarsh
Nagar, Visekhacainam.

Respondents

&

in ihe circumstances siated in the affidayi fled therewith, the High Court ma

ral?

be pleased fo lasue ar aporopriaie Writ ar order or direction mare parinularly
in the nature of 'Wnt of Mandamus' deciaring the action of the Respondents
mare particularly the action of Respondent No.2 herein in issuing oroceedings
vide BA No TO88/S800/R/2 V/YDAIZ02 1 is-office-S99800) dated G8 OF 2024

seping ihe Buliding permission granted to the Respondent No.3 in abeyance

eseigt fosthosr sHeseting fen Dhemeammeion? Ala Dos efan Bees usar ae fy AeA
ari further directing the Resoondent No.3 to stop The work and not fo proceed

with any further construction acivity solely because of the chal disoules


pending between the Respondent Nos.3& 4 as being Hlegal, arbHrary, unjust,
violative of Principles of Natural dustice, violative of the provisions of the
Greater Hyderabad Municipal Corneration Act, 1955 and violative of Articles
44. 21 and SOOA of the Constitution of India and Consequently set aside the
proceedings vide BLA. No. 1O88/S980/B/2VYDA/Z021 (e-office-dO8800) dated
O6.07 2024 issued by the Respondent No.2.

iA NO: 1 OF 2024:

Petiion under Section 157 of CPC is Hed praying that in the

circumstances eiated in the affidavit fled In support of the petition, the High
Coun may be mleased to suspend the operation of proceedings vide
BLA No 1O86/3080/B/2 1/YDA202 1 (eofice-2990800) dated 06.07.2024 issued
hy Respondent No.2, Pending disposal of WP 19960 of 2624, on the He of the

High Court.

The petition coming on for hearing, upon perusing the Petition and ihe
afidavil fled in supoart thereat and the order of the High Cour dated
28.77.2084, 12. We20e4, OS.01.2085, 09.07.2085, 34.07.2025, OS 02 2025,
43.02.2025, 19.02.9025, 18.09.2025, 09.05.9025, 20.12.2025, 27.01.2028 &
17.02.3028 made herein and upon hearing the arguments of SRI KALE
YASHWANTH, Advocate for the Petitioner and of GP MUNCIPAL ADMIN AND
WIRBAN DEV AP for the Respondent No.i and of SRE LLDILEEP KUMAR,
Advocate for the Respondent No.2 and of SRI SRINIVAS RAO BODDULUR
Advocate for the Respondent Nos. & 4;

WP NO: 6807 OF 2028:
Between:

Ws. Hayagreeva Farms and Developers, A registered Partnership firm under

a

the provisions of Indian Partnership Act, 1932, Naving its Office al Door No.o-
20-20/1, FlaLNa.502, 4" Floor, Guksheira - East Point, East Point Colony,
Visakhapainam- 530017 Rep. by ts Managing Pariner, Gadde Brahmi,
Aged 45 years, Slo. Sn Muneswara Rao.

Patiioner


ge cane
fy ¢ oa tS
ye Y tt
cael nel - ra,
4s i He Bee pe gle a Of " G 3B
i aw ere ie at £3 reed £5 foes ae ' G fn 3 cote Sa
1s rad iy rs K rt ret 4 te Dd Ber. Cos ge io
"a te ee we ned a ees ae Bee Ce ty
4 & by" aa co a ae Be gy ms ae Soe 5 te
ws a Bom me » & & w an . & & & fee Go Bh we
Pn mE & & & Bm GB og a4 8 & & G 8 @ th,
& & ee: Ewe BEER E Se & E-. & F & GM ® a
i oe i a E68 2" 8B Go 3 eS BO ~ 2 mee
fee OD £% So a ahs & oo ES ae BS £4 teed w3 LA io a 9 4 a)
a a Eeee ees % saad a "Seme, 3 o bee sete " or ws
ie "Ge a an Bp Bw Re oe 6a os a an be
a Sacer erreer O g = 8 2
Ge an 2 EM ee Poy mw Sk POR os fe, Se OG
"3 on "ee we , heres ¢ vy ge a ' sate oy ?
2 & GY c2ifigesaiziaks " & B a
= > fe B68 8 £ 2 2 & SB ea & % om 2 E S
ae. fone 4 ions 2 a %, Lewad ae, Fe 7 Soom z vores sett
f ~ 4, . oS grr no oor rere a a. ere, nee rn ee" - of shred 4' Ned ery,
a Be By fog wae ES a TS "3 % oO. & te 2 % e me wy e a z
o ae ie be SE Gp ten x Ge Se" Gg a
2g = # os, o£ 6 OS Gm of, 'he oh, ie og Bo gy
wee AK, ae ye aad sete %e, nen ere 0 . a SP antes segeee ; noe Feed Sere ? ,
co aS Son 4 ere wy SS on leer, 1 ond Bae omnes -
oo EB oe ss BR 5 ¢ be es 8 go & Bo ge & A & ag
Z ote oes worth "eed lees 'nett : 44 one Sees bee we "4 " om Sed % Fy pees 74,
1 ay os ke @ Bp yy HS oS a tp © ay 82 tn CS ee Ne
ane eR oe BG 8 Bo Be 2 Bo % 6 BS G 6» f @ SB %
: : . teen, ov ' heen oe A s %, gn capone one ci BS we ma % i, %, ve *s one oe %
an: 2 TH ae wy ; a an oy ie wy a n-ne aes Nag ~~ G %B 5 6 OS
fo aed bed A rn he nt re , i 4£3 eee LG "3, , Sh. ee
in 7 one S ' ' ~ : 4 an 4, $a Vapor iy bere oe "ye on
os ae wg 'i ee Sine ane a) [Sn Oe a? 2 < pe, < , 7 "le an an,
tee he yg eo as foe @ wg ge" fe SR ' tpt
ine ey "8 ies id is "a . , c , Nee ed oe iis £4 in oe fy 'an i
ge oe ~ ED on 5 ee ie OS x en  @ mm
Bo 2 ae & £2 8 2 oe a Ae 6B 5 Sp as ys & me "9,
Badan a we ot, in as non £3 ag MO loo, cnc so eed aw ng Se
7 cater . a) rai 4, Miron . 4 wernes bee. ne eceet ogee $i, aes
ae ee 6 CS ; as oe rey] tr seed ten 7% et ge 7 C5 a apy, eon co eel fy pee, Shene
Go Oo ff Sf a me ES rye " & 2 me s & mi £3 Bie go ms Cy
& ¢ bas 'e ra SS yn an aan & OE % & BR fe > Fis 8 wi & ce merss és a ow
Se @ 2 Sg efhex¢ & 24 eB a 2 2 @ ge & -
ms, . mex fim ; Bho ge O ye LL & . : Fe oth 5 Ste BSG ad : ort pit
on a _ hone i fe odes be sh forne ey ne a
Men a 4 eee % e « a ne we Gy ges ns iL) & oo & we ks
we OS £ ® a) SS OG sr ans oe 6 te Cy gen pe yr a aaa ry ge
wi " x Ch oo tft G vnpe > > & ' Loe ve a 4 a i004 ad ee
coeds Co ae roar aot <3) % er hed « A oy fing 5 ge ae ang ae
wy ee & & SOE pope TE G ., fee = & SF ete ae
tae a ae fe ay hs Cp Te OF *A fF wm Os a 6 as oe Es
a oeen sales ees * sent wot ; . Co "4 ws * os
Gy FS ag LE fon = & 2 » £ a 2 BZ & c Y wm OE Boss ae 6 © a nt
oS fen he a one Bo es fee gt Pa F ee ty en as ve a em Seed i "em oY
om 2 ob iB | Boa B AO « ER 2 8 2 a ne , 7 a
a Jobe it wo ge re Ch. "ye ht a es wen Me nan vace sete & £4 oe fet sgeens wn
ae Ge ge ge hoon fe yo 83 eo eS fee i ag he ES ee Ew
I 4 ra ms fron ¥ gw ZB aie Foot . 4 be ; cs en "ee cy oe, pace
be | ms a nS a > @.°3
% 4, t "gees, td "
re tm, Le) ze B core " me on i
ted een bose) tote,
i hd. Sid,



Thee

iA NG: 2 OF 2028
Petiion under Section 751. { graying that in the circumstances

slated im ihe affidavit Mled in support of the petition, the High Court may be
mleased fo Drrect the Respondents not to interfere with the poseession,
occupation of the Peifioner and the construction activity bemg undertaken by
the Petitioner in schedule property admeasuring an extent of Ac. 12.51 cents
in SyNo@ae of Endada -Vilage, Visakhapatnam Rural Mandal,
Visakhapatnam District, Pending disposal of WP No. GSO? of 2085, on the fle
of fhe High Court

The Pellion coming on for hearing, upon perusing the Petition and the
affiidavil led in support thereot and the eariler order of the High Court dated
$3.03.2025, 18.06.2085, 09.05. 2025, 20.12.2025, 27.07.2026 & 17.02 2026
made herein and upon hearing the arguments of Sri Ajay Kumar Kenagarihy:
Advocate for the Petlioner, and of GP for Revenue for the Respondents:
WP NO: 6569 OF 2038

Hehveen:

cs
nas
6B
Bs
"ons
of
23
x3

Ainampudi Nageswara Rao, Sioa Ayyanna, Aged about 68
HNe 77409 Koyavaripalemn, Enamadala, Guntur-o22018

Petitioner
AND
S. The State of Andhra Pradesh, Rep. by lis PriSecy, Department of
Revenue, Secretarial, Velagabucl, Arnaravali, Guntur District
& The District Collector of Visakhapainam, Vieakhapainam.
7. The Tahsidar, Visakhapatnam Rural, Visakhapainam
8. Mis. Hayagreeva Farms " and Developers, Door No. 6-20-20/4,

aan 4° Floor, Sukshetra - East Point, East Point Colony,
fisakhapainam- O30017. Rep-by its Managing Pariner

- Respondents

Petition under Article 226 of the Constitution of India praying thal in the

circumatances stated in the alidavit fled inerewith, fhe High Court may be

pleased fo issue an appropriate wait or arder or direction more garticularly ir


$

are
mt he

iy

Xu

g
£

particn

ver popee, a va cred fe 'gene Khene tod 7 ve £44 | Nper. 94
6a cat ta ¢% b Ae tft beoel rs £43 _ teee,
4 Roore ae "eee an, " z is) ah 3 on cca
So gp YY €@ £ b & Bf mM as my BS me
is gen we were on oo Lk og F ee 2 ¥ :
oe he oA oe kee ite me kK o o
% Sar e o ¢ ; "ene, ", 4 ts
seed Si Xe a ge ee fo SHES yen
test Ch gem se whe von eg "ey a be ye Bd Ps
eo ge ey TE Ea "2 By < bet ED mG a
f ened " om ran hee seine. oo i aed % Ls 3 "
he 3 & me Be ew & @ ns ao a
bon ry wor . ES, raat ae ED wg wr (OES 6
on bee m bees "i bon pene Sond sas a ante on oo SAA
A Fy a Oa GS ar eg cons Sars e ea sy chee
Bo cons 2 me oe OS nd ; wes wet 7,
. ee S| me ¢ , Sh th
Sane Soa "4 ° ibe ws, Sabine , ian C3 are, po
oS Ct rm od a [6 nd ws 0 " when, Fa) bd ws ae
7, aaa £ ES a rod z vpeh eo ib con see
bo, eee 3 8 ag oe ie as . ee te &
3 et, wt Posen" oo Fee RE ge RE, pe
a SO oe FRO ED Ram FP OO by
<3] x ON £% 48 ewe ay 1 wt we ad
Teme Gm thy El ey ft.
ay i io ee a os co a od ir how
th ee op Bg wg a ees
eed es Gs Code oy : te gene " Fea dood "ff aa $5 £ %) oe Py, -
, - % heen, te a ape ¢ 5 it ae oe ' 4 ere
fu} Sod 4% : im . 's i ie lode, ¢ "eee
ni a3 Wee " cb fee Pas tee? e? ne , i) oy
oo we vo gee " fess oad ee A Seer oo a
a a SE oo BO ty ba
2 3 g h meee ¢ ay gre rs o% ae rAey vegan Se hon
Pan Ma eG fet gas RR ty yn + | a fen
Co UF wg » nn oe oO as ve &
. oa oak "6 " gad "y Meee wot vated. g ge ale
cy ps Cand tty a sf Pf a Some dase
hes cx G Sho % m; speed 4 'eagle ° ot ap ter
ee EE er iB Bw nn a nr: %
we "3 my 2% vote oy 'pee Cs ay oy bere Gh % Ch fy
* ee ro a = iA {ye me, i ne oy ONE "a
st , Reese a seg " be Fh ay apa 4 g a
i a Ss A a cr ay a & fy nee fe
i aor ne bebe the rear! it 'ee +4 anon. 4 raed ronan
Ape qn Ls i 'need ben done €f5 % reseed a . g
re ee oon pases * Spe Te ES Oe 7 oes o bore
" 43 "$4 ee ' yer pot "sf : 4
Pe a "a £ wy mT tf
bel we A 5 : ppeess ot % : ay Pj heed ny
= & @ Be Bye & ew my B BF 8 Be
Cf toot Save % as as ¢ i ren] St nth 3 a
Cs ge Eas i a 5 ie gy » 03 £
"Sy, fe ES, ey the ack a fee
S&S  @ & 8B Be & » G&G # Po TS ee
ey po ste 33 tN "exe te Fa ar ns GS
AM ray) . ag £3 Py Kee 3 tm wy 13 ee Z be aoe EX
Pee SD . © a " 7 ae a we we oh.
wy 8 ge eg vg: ee og #
fag Son hh, bee £3 4 ay) a oheoe eee ' v " i
wy «oO vom ne gene £% ad aod iggees oe ond "ee yok ots %, " yer
oo i Oo Be oe a ey
2 gs : oF Be OL oak OO OG Ee
5 (Gad fed ie rns % s yo
Sows ee aay 3 vo oy Bo rh
~ © 2 @ © 8 @ © te EE ey
Cm F & bee , Bo Oo & 8 yy 8
. ; Da rege orooe , 4, 4 a "
tatinne wee Vere ; veneer He
Bw GC Be se 2 SB Oo BB we we &
ee OE me ot em Ys. Gh Gh iy GEE

8

3

=

&
<
5

a

~

--

ws

fan 12.04.2028.

iS

¥

» Javvay Sar

x

we
te

~ Rhee ee
ed fhe earl

%

3

>
y
3

ring 4

&

BN
x

"f
Sk

\

request of the learned Advocate General, |

~

s

3

a

_

Atth

COMMON ORDER

Te Nb ao al aad * vod wend, sends oR eee wad on ret anal.

interim order granted earlier by this Court is extended Hiilthen. Sa/-U SRIDEVI HTRUE COPY!) DEPUTY REGISTRAR 'SECTION OFFICER Ay Two OCs tn GP for Revenue, High ¢ Court of Andhra Pradesh OUT 7 Twe CCs to Advocate General, High Court of Andhra Pradesh [OUT] Gre CC to Sr MRC nakravarthi, Advocate [OPUC] One CC to Sri. Alay Rurar KS Snaparihl, Advocais fOPUC] One GG to Sr. MRLK. Chakravarthy, Advocate [OFC Two OCs to GP for Municipal Administration & Urban Development, High Court of Andhra Pradesh. POUT] One GC in Sr ASO Bose, Standing Counsel [OPUC] . One CC fo Sr Somisetty Ganash Babu, Standing Counsal fOPUCT One CC to Sri Kaleou Yashwanth, Advocate [OPUC] One CC to Sri J. Dileep Kumar, Advocate, [(OPUC] Sine OO to Sri Javvall Sarath Chandra, Advocate [OPUC) One CO to Sri Srinivas Rao Bodduluri, Advocate, JOPUC) Two CCGs to GP for Revenue, High Cour of AP POUT) Two Os to Advocate General, High Court of Anchra Pradesh One (C to Sr. Kalepu Yashwanth, Advocate [ORUC] One CC to Sn Kaikala Rama Kireell, Advooate [OPUC] ne CC in Mis Mandava Abhigna, Advocate [OPUC) HIGH COURT DATED: OSL RIL8 LIST ON 12.03.2026 ORDER WP/SS07/2025, WP/8509/2025, WPY/S256/2025, WPvs309/2028, WP/8332/2025, WP/B336/2025, WP/8337/2025, WPy/aaae/2028, WP/8351/2025, WP/8985/2028, WP/8402/2025, WR/a4ne/2025. WP/9109/2025, WPY9104/2028, WP79105/2026, WPYs108/2028. WP/9110/2025, WP/O414/2025, WP/ot12/2025, WP?9119/2028, WPI8114/2028, WP/9391/2025, WP/13621/2025, WP/14166/2028, WP15026/2024, WPM69822024, WRN 7008/2024, WPI 7909/2024, WPH7011/2024, WP/7023/2024, WP17194/2025, WP/19744/2024, WP/9748/2024, WP/9748/2024, WPMSTS1/2024, WP/19782/2024, WPHS753/2024, WPHS7SS/2024, WPNSTSEI2024, WP/9TS7/2024, WPI19798/2024, WP/19804/2024, WPV9873/2024, WP/1 9878/2024. WP/19881/2024, WPMS9S0/2024, WPNSes9/2024, WR/gssarzoza INTERIM ORDER EXTENDED ; 3 SH HH