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 6, Cited by 0]

Andhra Pradesh High Court - Amravati

V Venkateswarlu vs The State Of Ap on 24 September, 2025

                                              1

4
    APHC010485902024

                           IN THE HIGH COURT OF ANDHRA PRADESH
                                          AT AMARAVATI
                                   (Special Original Jurisdiction)


            WEDNESDAY, THE TWENTY FOURTH DAY OF SEPTEMBE
                           TWO THOUSAND AND TWENTY FIVE

                                         PRESENT

                        THE HONOURABLE SRI JUSTICE HARINATH.N

     WRIT PETITION Nos. 25101, 30841. 23029. 25481, 29652. 29657. 29659.
     29787 OF 2024 AND 4994, 5209, 5212, 5216, 5227. 5309. 5420 OF 2025

    WRIT PETITION NO: 25101 OF 2024

    Between:


       1. Sri Gayathri Constructions, Represented by its Proprietor,         Smt.    Sri

            Lakshmi Battula,     aged about 49 Years, Occupation- Business,         R/o.

            Flat No. 301, Melody Homes, 1/1 Lane, Vidya Nagar, Guntur City and
            District.

      2. M/s. Adithya Infra, Represented by its Partner/Authorized Signatory, Sri
            Siddineni Venkata Siva Rama Prasad, S/o Vemaiah, aged about 47
            Years, Occ: Business,      R/o. Flat No. 401, Akula Residency, 3"^^ Lane,
            Devapuram, Guntur City, Guntur, Andhra Pradesh
       3. Shaik Khaja, S/o. late Abdul Rahim aged about 42 Years, Occupation-
            Business, R/o. D. No. 9-4-34, Railpet, Near Hanumantha Rao Hospital,
            Railpet, Guntur City and Guntur District.
                                                                        ...Petitioners
                                            AND


       1.   The State of Andhra Pradesh, Represented by its Principal Secretary,
            Municipal Administration and Urban Development Dept.          Office at -

            Secretariat, Velagapudi, Amaravati, Guntur District.
       2. The Directorate of Town and Country Planning DTCP, State of Andhra
            Pradesh,      Office at - MGM Capital, Ground Floor Beside little Village
                                              2

                                                                                          4
            Restaurant    Chinakakani, Mangalagiri, Guntur -522508.        Rep. by its
            Director.

      3. The Commissioner, Guntur Municipal Corporation,            Opposite Gandhi
            Park, Guntur 522003.

      4. The Municipal Commissioner, Tanuku Municipality, Tanuku, West
            Godavari District.

      5.    The Director, Development Permission Management System (DPMS).
            Office at - MGM Capital, Ground Floor Beside little Village Restaurant
            Chinakakani, Mangalagiri, Guntur-522508.
                                                                     ...Respondents

           Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be

pleased to for the reasons stated herein above it is most humbly prayed that
this Hon'ble Court may be           pleased to issue a Writ, Order Direction, more
particularly, one in the nature of Writ of Mandamus          a) To declare the action
of the Respondents, more particularly the action of the 2"^^ Respondent in
cancelling the part of TDRs bonds owned and purchased by the Writ
Petitioner vide TDR Bond Certificate Nos (i) 1081/00033/TDR/KP/2 022,
Dt.                       02/02/2022,                   ii)1081/00034/TDR/KP/2022,
Dt.08/02/2022,and(iii)1081/00039/TDR/KP/2022,Dt.25/02/2022,                 and     all

consequential actions that have been taken or contemplated to be taken to be
high handed, arbitrary, unilateral, illegal, unfair and unjust and also violative of
the Principles of Natural Justice and also violative of Articles 14, 19, and 21 of
the Constitution of India, and also violative of Writ Petitioners right to do
business and also to declare the impugned action to be violative of the right to
life of the Writ Petitioner, and also to be violating the Petitioners Constitutional
Right to Property under Article 300-A of the Constitution of India, and also, to
be in gross violation of the Principles of Public Promissory Estoppel.               b)
Consequentially, direct the Respondents to restore the visibility of the 3''^ Writ
Petitioner as the         owner and     purchaser of the TDR        Bond    Certificate

i)1081/00033/TDR/KP/2022,             Dt.02/02/2022,    ii)1081/00034/TDR/KP/20 22,
                                                     3




Dt.08/02/2022, Nos and iii)1081/00039/TDR/KP/2022, Dt. 25/02/2022, in the
interest of justice,        c) To declare the action of the Respondents, more
particularly the 2^^ Respondent in cancelling, the 1®* Writ Petitioners Building
Permission        Plans,      vide         File         No.1021/0299/B/GNTC/               GOR/2022,
Dt. 12/03/2022 along with            the     Utilization of TDR          Bond        Certificate   No.
                                                                             nd
1081/00039/TDR/KP/2022,              Dt.25/02/2022           and   the   2          Writ    Petitioners

Building   Permission        Plans,        vide     File     No.1021/1140/B/GNTC/PAT/202 1
,Dt. 10/03/2022       along with the Utilization of TDR Bond Certificate No.
1081/00034/TDR/KP/2022,              Dt.08/02/2022, to be high                    handed,    arbitrary,
unilateral, illegal, unfair and unjust and also violative of the Principles of
Natural Justice and also violative of Articles 14, 19 and 21 of the Constitution

of India, and also violative of Writ Petitioners right to do business and also to
declare the impugned action to be violative of the right to life of the Writ
Petitioner, and also to be violating the Petitioners Constitutional Right to
Property under Article 300-A of the Constitution of India, and also, to be in
gross violation of the Principles of Public Promissory Estoppel, d) To declare
that the actions of 2"^ Respondent in cancelling, the 1®' Writ Petitioners
Building Permission Plans, vide File No. 1021/0299/B/GNTC/ GOR/2022,
Dt. 12/03/2022 along with the Utilization                     of TDR     Bond        Certificate   No.

1081/00039/TDR/KP/2022, Dt.25/02/2022 and the 2"^ Writ Petitioners Building
Permission        Plans,    vide      File        No.      1021/1140/B/GNTC/PAT/2021,               Dt.

10/03/2022       along     with    the     Utilization       of   TDR    Bond        Certificate   No.

1081/00034/TDR/KP/2022, Dt. 08/02/2022 after accepting the TDRs for grant
of building permission for additional construction space, and making the
Petitioners to alter their position, to be in gross violation of the Principles of
Public Promissory Estoppel, e) Consequentially, to direct the Respondents to
restore    the     Writ    Petitioners        Building        Permission          Plans,    vide   File

No. 1021/0299/B/GNTC/ GOR/2022, Dt.2/03/2022 along with the Utilization of
TDR Bond Certificate No.1081/00039/TDR/KP/2022, Dt.25/02/2022 and the
>2^6       Writ      Petitioners         Building          Permission         Plans,       vide    File
No.1021/1140/B/GNTC/PAT/2021,Dt. 10/03/2022 along with the Utilization of
                                         4




TDR Bond Certificate No.1081/00034/TDR/KP/2022, Dt.08/02/2022,                in   the

interest of justice    f) And to pass such other order(s) or issue appropriate
writs as this Hon'ble Court may deem fit and proper in the circumstance of the
case, by moulding the reliefs under Article 226 of the Constitution of India.
(Prayer is amended as per the Court's Order dt.03.07.2025 in I.A.No. 04
of 2024)

lA NO: 1 OF 2024


       Petition under Section 151 CPC praying that in the circumstances stated'
in the affidavit filed in support of the writ petition, the High Court may be
pleased to Direct the Respondents to suspend the operation of the Memo No.
1768902/H1/2024 Dt. 20.08.2024 and consequentially suspend the direction
in the said Memo No. 1768902/H 1/2024 Dt. 20.08.2024 that the 1st and 2nd

Writ    Petitioners replace the the Utilization of TDR      Bond   Certificate     No.

1081/00039/TDR/KP/2022, Dt.25/02/2022 in the Building Permission File No.
1021/0299/B/GNTC/ GOR/2022, Dt. 12/03/2022, and the utilization of TDR
Bond Certificate No. 1081/00034/TDR/KP/2022, Dt.08/02/2022 in Building
Permission File No. 1021/1140/B/GNTC/PAT/2021, Dt. 10/03/2022, in the
interest of justice.


lA NO: 2 OF 2024


       Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
Direct the Respondents to restore the Writ Petitioners      Building    Permission
Plans, vide Building Permission Plans, vide File No.         1021/0299/B/GNTC/

GOR/2022, Dt. 12/03/2022 along with the Utilization of TDR Bond Certificate
No.     1081/00039/TDR/KP/2022.         Dt.25/02/2022,     and     File            No.

1021/1140/B/GNTC/PAT/2021, Dt. 10/03/2022 along with the               Utilization of

TDR Bond Certificate No. 1081/00034/TDR/KP/2022, Dt.08/02/2022,               in the

interest of justice.
                                                  5




lA NO: 3 OF 2024


           Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
Direct the Respondents to restore the visibility of the 3'"'^ Writ Petitioner as the
owner        of TDR        Bond    Certificate   Nos.     (1)      1081 /00033/TDR/KP/2022,

Dt. 02/02/2022,         (ii)    1081/00034/TDR/KP/2022,             Dt.08/02/2022,      and    (3)
1081/00039/TDR/KP/2022, Dt.25/02/2022, issued by the 4th Respondent, in
the interest of justice.


lA NO: 5 OF 2024


           Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
suspend         the        TDR     Bond     Certificate     Nos.     (1)     Dt. 02/02/2022,   (ii)
1081/00033/TDR/KP/2022,                1081/00034/TDR/KP/2022, Dt.08/02/2022, and
                                                                                                 th
(3)         1081/00039/TDR/KP/2022,          Dt.25/02/2022.        as      revised   by the 4
Respondent claiming to be acting under                    Memo No. 1768902/H1/2024 Dt.
20.08.2024, in the interest of justice.


Counsel for the Petitioners: SRI UNNAM SRAVAN KUMAR


Counsel for the Respondent Nos.1 to 3 : GP FOR MUNCIPAL ADMN
                                                          AND URBAN DEVELOPMENT
Counsel for the Respondent Nos.4 & 5 : Mrs. V. SIREESHA RANI
                                                        SC FOR MUNICIPALITY

APHC010592072024




                               WRIT PETITION NO: 30841 OF 2024


Between:
      1.    Madisetti    Rama, W/o.       Madisetti     Kalidas,     aged about 41        Years,
            Occupation Business,          R/o. 4-3-11, Naydudu peta 1 Line, Amaravati
            Road Chandramouli Nagar, Guntur, Guntur District.
                                            6




   2.    Madisetti Kalidas, S/o. M.Dalaiah      aged about 42 Years, Occupation
         Business,      R/o. 4-3-11, Naydudu peta 1       Line, Amaravati Road
         Chandramouli Nagar, Guntur, Guntur District.
   3.    Madisetty Venkata Lakshmi, W/o. Krishnamurthy aged about 75 Years,
         Occupation Business,     R/o. Door No 11-09, Gorantia, Guntur,        Guntur
         District. Andhra Pradesh.

                                                                        ...Petitioners
                                        AND


   1. The State of Andhra Pradesh, Represented by its Principal Secretary,
         Municipal Administration and Urban Development Dept.             Office at -

         Secretariat, Velagapudi, Amaravati, Guntur District.
   2. The Directorate of Town and Country Planning DTCP, State of Andhra
         Pradesh,    Office at - MGM Capital, Ground Floor Beside little Village
         Restaurant     Chinakakani, Mangalagiri, Guntur-522508.         Rep. by its
         Director.

   3. Guntur Municipal Corporation,            Represented by its Commissioner,
         Opposite Gandhi Park, Guntur 522003
   4. Tanuku Municipality, Represented by its Municipal Commissioner,
         Tanuku, West Godavari District.

   5. Development Permission Management System DPMS, Development
         Permission Management System (DPMS) Represented by its Director,
         Office at - MGM Capital, Ground Floor Beside little Village Restaurant
         Chinakakani, Mangalagiri, Guntur-522508.
                                                                      ...Respondents

        Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the Fligh Court may be
pleased to issue a Writ, Order or Direction, more          particularly, one in the
nature of Writ of Mandamus        a) To declare the action of the Respondents,
more particularly the action of the 2^^ Respondent in cancelling the part of
TDRs bonds owned and          purchased by the Writ Petitioners vide TDR Bond
Certificate      Nos.          1081/00031/TDRA/A/2022,          Dt.      04/01/2022,
                                             7




1081/00024/TDRA/A/2021, Dt. 27/08/2021 and all consequential actions that
have been taken or contemplated to be taken to be high handed, arbitrary,
unilateral, illegal,     unfair and unjust and also violative of the Principles of
Natural Justice and also violative of Articles 14, 19 and 21 of the Constitution
of India, and         also violative of Writ Petitioners right to do business and also
to declare the impugned action to be violative of the right to life of the Writ
Petitioner, and also to be violating the Petitioners Constitutional Right                    to
Property under Article 300-A of the Constitution of India, and also, to be in
gross     violation    of the Principles of Public        Promissory Estoppel,               b)
Consequentially, direct the Respondents to restore the visibility of the Writ
Petitioners as the owners and purchasers of the TDR Bond                   Certificate Nos.

1081/00031/TDRA/A/2022, Dt. 04/01/2022,1081/00024                    /TDRA/A/2021,          Dt.

27/08/2021 in the interest of justice,           c) To declare       the    action    of the

Respondents, more particularly the 2"^ Respondent in cancelling, the 1®' and
2nd     Writ    Petitioners    Building      Permission      Plan,    vide     File        Nos.

1021/0128/B/GNTC/GOR/2022 Dt               03/03/2022 along with the Utilization of
TDR Bond Certificate No.          1081/00031/TDRA/A/2022, Dt. 04/01/2022, after
accepting the same for grant of building permission for additional construction
space, and making the Petitioners to alter their position, to be high handed,
arbitrary      unilateral, illegal, unfair and unjust and also violative              of    the

Principles of Natural Justice and also violative of Articles 14, 19 and 21 of the
Constitution of India, and also violative of Writ Petitioners right to do business

and also to declare the impugned action to be violative of the right to life of
the Writ Petitioners, and also to be violating the Petitioners               Constitutional

Right to Property under Article 300-A of the Constitution of India, and also, to
be in gross violation of the Principles of Public Promissory Estoppel, d) To
declare the action of the Respondents, more particularly the 2"^^ Respondent
in cancelling, the 3'^ Writ Petitioners Building Permission          Plan, vide File No.

1021/0382/B/GNTC/GOR/2021 Dt. 19/11/2021,                 along with the Utilization of
TDR Bond Certificate No. 1081/00024/ TDRA/A/2021, Dt. 27/08/2021, after
accepting the same for grant of building permission for additional construction
                                               8




space, and making the        Petitioner to alter their position, to be high handed,
arbitrary, unilateral.    illegal, unfair and unjust and also violative of the
Principles of Natural Justice and also violative of Articles 14, 19 and 21 of the
Constitution of India, and also violative of Writ Petitioners right to do business
and also to declare the impugned action to be violative of the right to life of
the    Writ Petitioner, and also to be violating the Petitioners Constitutional
Right to Property under Article 300-A of the Constitution of India, and also, to
be in gross violation of the Principles of Public Promissory                 Estoppel, e)
Consequentially, to direct the Respondents to restore the (i) 1®' and                     Writ
Petitioners       Building       Permission            Plan,       vide       File         No.
1021/0128/B/GNTC/GOR/2022            Dt 03/03/2022         along with       the     Utilization

ofyDR Bond Certificate No. 1081/00031/TDRA/A/2021, Dt. 03/03/2022,                          (ii)
Writ     Petitioner      Building     Permission           Plan      vide         File     No.

1021/0382/B/GNTC/GOR/2021 Dt. 19/11/2021, along with the                      Utilization of

TDR Bond Certificate No. 1081/00024/TDRA/A/2021, Dt. 27/08/2021, in the
interest of justice


lA NO: 1 OF 2024


       Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the writ petition, the Fligh Court may be
pleased to direct the Respondents to              suspend the operation of the Memo
No. 1768902/F11/2024 Dt. 20.08.2024 and                 consequentially suspend the
direction in the said Memo No. 1768902/H1/2024 Dt.                20.08.2024 that; (i) the
ist ^ 2^^^ Writ Petitioners replace the utilization of TDR          Bond Certificate No.

1081/00031/TDRA/A/2021. Dt. 04/01/2022, in the Building                   Permission Plan

vide File Nos. 1021/0128/B/GNTC/GOR/2022 Dt. 03/03/2022; (ii) the 3^'^ Writ
Petitioner    replace    the    utilization       of   TDR     Bond       Certificate      No.

1081/00024/TDR/VA/2021, Dt. 27/08/2021 in the Building Permission Plan,
vide File No. 1021/0382/B/GNTC/GOR/2021 Dt. 19/11/2021 pending disposal
of the main writ petition.
                                                      9




lA NO: 2 OF 2024


      Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
direct the Respondents to restore the (i) the 1®' & 2""^ Writ Petitioners' Building
Permission           Plan,     vide     File    Nos.     1021/0128/B/GNTC/GOR/2022            Dt.

03/03/2022         along     with   the        Utilization    of   TDR   Bond   Certificate   No.

1081/00031/TDRA/A/2021, Dt. 04/01/2022,; (ii) the                        Writ Petitioner Building
Permission         Plan,     vide     File     No.       1021/0382/B/GNTC/GOR/2021            Dt.

19/11/2021,        along with the            Utilization of TDR          Bond   Certificate   No.

1081/00024/TDR/VA/2021, Dt. 27/08/2021 pending disposal of the main writ
petition.


lA NO: 3 OF 2024


      Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
suspend the          TDR Bond Certificate Nos. 1081/00031/TDRA/A/2022,                        Dt.
                                                                                                th
04/01/2022,        1081/00024/TDRA/A/2021, Dt. 27/08/2021 as revised by the 4

Respondent          claiming to be acting under Memo No. 1768902/H1/2024 Dt.
20.08.2024, pending disposal of the main writ petition.


Counsel for the Petitioners: SRI UNNAM SRAVAN KUMAR
Counsel for the Respondent Nos.1, 2, & 5 : GP FOR MUNICIPAL ADMN
                                                               AND URBAN DEVELOPMENT


Counsel for the Respondent Nos.3 & 4 : Mrs. V. SIREESHA RANI,
                                                             SC FOR MUNICIPALITY
APHC010449542024




                           WRIT PETITION NO: 23029 OF 2024

Between:
Kollipara Sridevi, W/o. K.D.V. Prasad, Aged about 51 years, R/o. 19-15-47,
Bose Road, Muttisettipalem,Tenali-522501.
                                         10




                                                                        ...Petitioner
                                      AND


   1. The State of Andhra Pradesh, Rep by Spl Chief Secretary                      to

       Government Municipal Administration and Urban           Development Dept
       Secretariat Building Velagapudi Amaravati Andhra Pradesh
   2. The Directorate of To\A/n and Country Planning Govt of A P, Rep by its
       Director MGM Capital Ground floor Beside little Village           Restaurant

       Chinakakani Mangalagiri GUNTUR 522508.
   3. The Tanuku Municipality, Rep by its Commissioner, Narendhranath st,
       old Town Timmarajupuram,Tanuku, Andhra Pradesh.
   4. Vijayawada      Municipal   corporation.   Rep.     by   its    Commissioner
       Jawaharlal Nehru Building, Canal Road,           One Town, Vijayawada        -




       520001.

                                                                     ...Respondents

      Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to issue appropriate writ, order or direction more particularly one in
the nature of writ of Mandamus declaring the impugned                   MEMO      No

1768902/H1/2024 dated 20-08-2024 as arbitrary, illegal, without jurisdiction,
and   in violation   of the well settled principles of Natural Justice under
construction of India art 14, 300A by suspending the operation of the
impugned memo dated 20-08-2024 and consequently grant the permission
for extension of building located at Flat No. 17, Brahmam Road, New R.T.C
Colony, Vijayawada.


lA NO: 1 OF 2024


      Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the writ petition, the High Court may be
pleased to direct the respondent no. 4 to consider the application for granting
the permission for the extension of building located at Flat No. 17, Brahmam
Road, New R.T.C       Colony, Vijayawada by suspending the operation of the
                                              11




      impugned Memo No. 1768902/H1/2024 dated 20-08-2024 pending the above
      Writ petition.


      Counsel for the Petitioner: SRI NAMBURI SURYA VENKATA MAHARSHI


      Counsel for the Respondent Nos.1 & 2 : GP FOR MUNICIPAL ADMN &
                                                   URBAN DEVELOPMENT


      Counsel for the Respondent No.3 : Mrs. V. SIREESHA RANI,
                                                  SC FOR MUNICIPALITY
      Counsel for the Respondent No.4 : SRI S.V.S.S.SIVARAM, SC FOR VMC
      APHC010493982024




                           WRIT PETITION NO: 25481 OF 2024

      Between:


      Smt. Dr. Yadlapalli Sushmitha, W/o. Sri Dr. Gottipati Nagarjuna Aged about
      39 Years, Occupation Doctor, Door No. 16-9-476, Vijayapuri 0 Line, Beside
      Red Rose Apartment, J.K.C. College Road, Guntur - 522006.
                                                                      ...Petitioner
                                            AND


          1. The State of Andhra Pradesh, Represented by its Principal Secretary,
              Municipal Administration and Urban Development Dept.     Office at -

              Secretariat, Velagapudi, Amaravati, Guntur District.
         2. The Directorate of Town & Country Planning DTCP, State of Andhra
              Pradesh, Office at - MGM Capital, Ground Floor Beside little Village
              Restaurant   Chinakakani, Mangalagiri, Guntur-522508.   Rep. by its
              Director.

         3. Guntur Municipal Corporation, Rep by its Commissioner,       Opposite
              Gandhi Park, Guntur 522003

         4. Tanuku Municipality, Rep by its Municipal Commissioner,       Tanuku,
              West Godavari District.
/?•
                                           12




      5. The Director, Development Permission Management System (DPMS).
         Office at - MGM Capital, Ground Floor Beside little Village Restaurant
         Chinakakani, Mangalagiri, Guntur-522508.
                                                                      ...Respondents

       Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to issue a Writ,        Order or Direction, more particularly, one in the
nature of Writ of Mandamus a) To declare the action of the Respondents,
more particularly the            Respondent in cancelling, the Writ Petitioners
Building Permission       Plans, vide File No. 1021/0529/B/GNTC/ GUJ/2021,
Dt.07/02/2022 along with the Utilization of TDR Bond Certificate Nos. (i) TDR
No.         1081/00015/TDR/PA/2021,            Dt.    06/05/2021    (ii)      TDR         No.

1081/00018/TDR/PA/2021, Dt. 06/05/2021, and all consequential actions that
have been taken or contemplated to be taken to be high handed, arbitrary,
unilateral, illegal, unfair and unjust and also violative of the             Principles of
Natural Justice and also violative of Articles 14, 19 and 21       of the Constitution

of India, and also violative of Writ Petitioners right to do business and also to
declare the impugned action to be         violative of the right to life of the Writ
Petitioner, and also to be       violating the Petitioners Constitutional Right to
Property under article 300-A of the Constitution of India, and also to be in
Gross violation of the Principles of Public Promissory Estoppel, b) To declare
that the actions of 2"^ Respondent in cancelling, the Writ Petitioners Building
Permission     Plans,    vide    File   No.          1021/0529/B/GNTC/            GUJ/2021,
Dt.07/02/2022 along with the Utilization of TDR Bond Certificate Nos. (i) TDR
No.
           1081/00015/TDR/PA/2021,             Dt.    06/05/2021    (ii)      TDR         No.

1081/00018/TDR/PA/2021, Dt. 06/05/2021, after accepting the                       TDRs for

grant of building permission for additional construction space, and making the
Petitioners to alter their position, to be in gross violation of the Principles of
Public Promissory Estoppel, c) Consequentially, to direct the Respondents to
restore the Writ        Petitioners Building Permission Plans,             vide    File   No.

1021/0529/B/GNTC/ GUJ/2021, Dt 07/02/2022 along with the                     Utilization of
                                                    13

#
    TDR Bond Certificate Nos. (i) TDR No.                   1081/00015/TDR/PA/2021,         Dt.

    06/05/2021 (ii) TDR No.          1081/00018/TDR/PA/2021, Dt. 06/05/2021, in the
    interest of justice, d) Consequentially, to direct the Respondents to issue the
    Occupancy Certificate/Completion Certificate to the Writ Petitioner as per the
    law contemplated under Rule 3(33) of the A.P. Building Rules for the Building
    Permission      Plans,    vide    File     No.      1021/0529/B/GNTC/          GUJ/2021

    Dt.07/02/2022 in the interest of justice.


    (Prayer is amended as per the Court's Order dt.03.07.2025 in I.A.No. 04
    of 2024 in Writ Petition and affidavit)

    lA NO: 1 OF 2024


         Petition under Section 151 CPC praying that in the circumstances stated
    in the affidavit filed in support of the writ petition, the High Court may be
    pleased to direct the Respondents to suspend the operation of the Memo No.
    1768902/H1/2024 Dt. 20.08.2024 and consequentially suspend the direction
    in the said    Memo      No.     1768902/H1/2024        Dt. 20.08.2024 that the Writ

    Petitioner replace the     Utilization of TDR Bond Certificate Nos. (i) TDR No.
    1081/00015/TD R/PA/2021                  Dt.        20/03/2021 :(ii)        TDR        No

    1081/00018/TDFWA/2021, Dt. 06/05/2021, in the Building                    Permission   File

    No. 1021/0529/B/GNTC/GUJ/2022. Dt.07/02/2022, in the interest of justice.
    Pending disposal of the main Writ Petition.


    lA NO: 2 OF 2024


         Petition under Section 151 CPC praying that in the circumstances stated
    in the affidavit filed in support of the petition, the High Court may be pleased to
    direct the    Respondents to restore the Writ Petitioner's Building Permission
    Plans, vide     Building Permission Plans, vide File No.               1021/0529/B/GNTC/

    GUJ/2021, Dt.07/02/2022 along with the Utilization of TDR Bond Certificate
    Nos. (i) TDR       No. 1081/00015/TDR/PA/2021, Dt. 20/03/2021; (ii) TDR
                                                14




      1081/00018/TDRA/A/2021, Dt. 06/05/2021, in the interest of justice Pending
      disposal of the present Writ Petition.


      lA NO: 3 OF 2024


            Petition under Section 151 CPC praying that in the circumstances stated
      in the affidavit filed in support of the petition, the High Court may be pleased to
      Direct      the    Respondents to process and decide the Writ Petitioner's
      application for issuance of the Occupancy Certificate/ Completion Certificate
      to the writ petitioner as per law contemplated under Rule 3(33) of the A.P.
      Building Rules       for the Building permission plans vide building permission
      plans vide Building        Permission file NO.    1021/0529/B/GNTC/GUJ/2021,
      Dt.07/02/2022 in the interest of justice Pending disposal of the present Writ
      Petition.



      lA NO: 5 OF 2024


            Petition under Section 151 CPC praying that in the circumstances stated
      in the affidavit filed in support of the petition, the High Court may be pleased to
      suspend the TDR Bond Certificate No. TDR No.1081/00018/TDR/PA/20 21,

      Dt. 06/05/2021,as revised by the 4th Respondent claiming to be acting under
      Memo No. 1768902/H1/2024 Dt.20.08.2024, in the interest of justice.
      Counsel for the Petitioner : SRI UNNAM SRAVAN KUMAR


      Counsel for the Respondent Nos.1 to 3 : GP FOR MUNCIPAL ADMN
                                                    AND URBAN DEVELOPMENT
      Counsel for the Respondent Nos.4 & 5 : Mrs. V. SIREESHA RANI
                                                    SC FOR MUNICIPALITY
      APHC010571052024




                    WRIT PETITION NO: 29652 OF 2024
      Between:
      V. Venkateswarlu, S/o. Subba Rao,        Aged about 60 Years, Occ:       Business

      Near Door No. 2-14-96-1,          lane, Syamala Nagar, Guntur City and Guntur
>..

      District.
                                             15




                                                                       ...Petitioner
                                          AND


   1. The State of Andhra Pradesh, Represented by its Principal Secretary,
        Municipal Administration and Urban Development Dept.             Office at -

        Secretariat, Velagapudi, Amaravati, Guntur District.
   2. The Directorate of Town and Country Planning DTCP, State of Andhra
        Pradesh,     Office at - MGM Capital, Ground Floor      Beside little Village
        Restaurant         Chinakakani, Mangalagiri, Guntur-522508.     Rep. by its
        Director.

   3. Guntur Municipal Corporation, Represented by its Commissioner,
        Opposite Gandhi Park, Guntur 522003
   4. Tanuku Municipality, Represented by its Municipal Commissioner,
        Tanuku, West Godavari District.

   5. Development Permission Management System DPMS, Represented by
        its Director, Office at - MGM Capital, Ground Floor Beside little Village
        Restaurant Chinakakani, Mangalagiri, Guntur-522508.
                                                                   ...Respondents

       Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to issue a Writ, Order or Direction, more particularly, one in the nature
of Writ of Mandamus, a) To declare the action of the Respondents, more
particularly the action of the 2^^ Respondent in cancelling the part of TDRs
bonds owned and purchased by the Writ Petitioner vide TDR Bond Certificate
Nos.         (i)1081/00018/TDRNA/2021,              Dt.       06/05/2021            (ii)
1081/00024/TDRNA/2021, Dt. 27/08/2021, (iii)              1081/00027/TDRNA/20 21,
Dt. 13/09/2021,     (iv)       1081/00039/TDR/KP/2022,     Dt.25/02/2022,    2"^^   all
consequential actions that          have been taken or contemplated to be taken to
be high handed, arbitrary, unilateral, illegal, unfair and unjust and also
violative of the Principles of Natural Justice and also violative of Articles 14, 19
and 21 of the Constitution of India, and also violative of Writ Petitioners right to
do business and also to declare the impugned action to be violative of the
                                               16




right to life of the Writ Petitioner, and also to be violating the Petitioners
Constitutional Right to Property under Article 300-A of the                  Constitution of

India, and also, to be in gross violation of the Principles of Public Promissory
Estoppel, b) Consequentially, direct the Respondents to restore the visibility
of the Writ Petitioners as the owners and purchasers of the TDR                           Bond

Certificate   Nos.     (i)     1081/00018/TDRNA/2021,             Dt.    06/05/2021,        (ii)
1081/00024/TDRA/A/2021,           Dt.27/08/2021 ,(iii)         1081/00027/TDRNA/20 21,
Dt.13/09/2021,(iv) 1081/00039/TDR/KP/2022, Dt. 25/02/2022, in the interest
of justice,   c) To declare the action of the Respondents, more particularly the
2^^ Respondent in cancelling, the 1®' and 2^^ Writ Petitioners                      Building
Permission     Plan,    vide     File     Nos.     1021/1597/B/GNTC/GOR/2021               Dt.

13/01/2022     along   with     the     Utilization   of   TDR    Bond      Certificate    No.

1081/00027/TDR/VA/2021, Dt. 13/09/2021, after accepting the same for grant
of building permission for additional construction space, and making the
Petitioners to alter their position, to be high handed, arbitrary, unilateral,
illegal, unfair and unjust and also violative of the Principles of Natural Justice
and also violative of Articles 14, 19 and 21 of the Constitution of India, and
also violative of Writ Petitioners right to do business and also to declare the
impugned action to be violative of the right to life of the Writ Petitioner, and
also to be violating the Petitioners Constitutional Right to Property under
Article 300-A of the Constitution of India, and also, to be in gross violation of
the Principles of Public Promissory Estoppel,              d) To declare the action of the
Respondents, more particularly the 2^"^ and O**" Respondent in cancelling, the
3^^^, 4*^ & 5*^ Writ Petitioners' Building Permission               Plan,    vide File     No.

1021/0200/B/GNTC/GOR/2022 Dt. 09/03/2022, along with the Utilization of
TDR Bond Certificate No. 1081/00027/TDRA/A/2021, Dt. 13/09/2021, after
accepting the same for grant of building permission for additional construction
space, and      making the Petitioners to alter their position, to be high handed,
arbitrary, unilateral, illegal, unfair and unjust and also violative of the Principles
of Natural Justice and also violative of Articles 14, 19 &         21 of the Constitution

of India, and also violative of Writ Petitioner's right to do business and also to
                                                      17




declare the impugned action to be violative of the right to life of the Writ
Petitioner, and also to be violating the Petitioner's Constitutional Right to
Property under Article 300-A of the Constitution of India, and also, to be in
gross violation of the Principles of Public Promissory Estoppel,                 e) To declare
the action of the Respondents, more particularly the 2^^ Respondent in
cancelling, the 6'^ Writ Petitioner's Building Permission Plan, vide File No.
1168/9426/B/MNGLRI/ATMVIL/2019 Dt. 01/11/2021 along with the Utilization
of TDR Bond Certificates Nos.                    1081/00018/TDR/VA/2021,         Dt.06/05/2021

1081/00024/TDRNA/2021, Dt.27/08/2021, after accepting the same for grant
of building permission for additional construction space, and making the
Petitioners to alter their position, to be high handed, arbitrary, unilateral,
illegal, unfair and unjust and also violative of the Principles of Natural Justice
and also violative of Articles 14, 19 AND 21 of the Constitution of India, and
also violative of Writ Petitioner's right to do business and also to declare the
impugned action to be violative of the right to life of the Writ Petitioner, and
also to be violating the Petitioner's Constitutional Right to Property under
Article 300-A of the Constitution of India, and also, to be in gross violation of
the Principles of Public Promissory Estoppel.


lA NO: 1 OF 2024


     Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the writ petition, the High Court may be
pleased to direct the Respondents to suspend the operation of the Memo No.
1768902/H1/2024 Dt. 20.08.2024 and consequentially suspend the direction
in the said Memo No. 1768902/H 1/2024 Dt. 20.08.2024 that the Writ Petitioner

replace   the        the         Utilization    of     TDR    Bond   Certificate     Nos.    (i)
1081/00027/TDR/KP/2021, Dt. 13/09/2021, (ii) 1081/00039/TDR/KP/2 022, Dt.
25/02/2022      in         the       Building        Permission   Plan    vide      File    No.

1021/0005/B/GNTC/SYA/2022 Dt. 03/01/2022, and the utilization                         of TDR

Bond Certificate Nos. (i) 1081/00027/TDR/KP/2021, Dt.                       13/09/2021,     (ii)
                                         18




1081/00039/TDR/KP/2022, Dt. 25/02/2022, pending disposal of the main writ
petition.


lA NO: 2 OF 2024


      Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
direct the Respondents to restore the Writ Petitioner's Building Permission
Plans,      vide      Building    Permission       Plan,     vide      File      No.
1021/0005/B/GNTC/SYA/2022 Dt. 03/01/2022, and the utilization                 of TDR

Bond Certificate Nos. (i) 1081/00027/TDR/KP/2021. Dt. 13/09/2021, (ii)
1081/00039/TDR/KP/2022, Dt. 25/02/2022 pending disposal of the main writ
petition.


lA NO: 3 OF 2024


      Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
suspend the TDR Bond Certificate Nos. TDR Bond Certificate Nos. (i)

1081/00027/TDR/KP/2021, Dt. 13/09/2021, (ii) 1081/00039/TDR/KP/2 022, Dt.
25/02/2022, as revised by the 4**^ Respondent claiming to be acting under
Memo No. 1768902/H1/2024 Dt. 20.08.2024 pending disposal of the main writ
petition.


lA NO: 4 OF 2024
      Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
direct the Respondents to restore the visibility of the Writ     Petitioner as the

owner of TDR Bond Certificate Nos. (i)         1081 /00027/TD R/KP/2021, Dt.
13/09/2021 (ii)    1081/00039/TDR/KP/2022, Dt. 25/02/2022, issued by the 4
                                                                                  th




Respondent, pending disposal of the main writ petition.

Counsel for the Petitioner : SRI UNNAM SRAVAN KUMAR
                                        19




Counsel for the Respondent Nos.1 to 3 : GP FOR MUNCIPAL ADMN
                                             AND URBAN DEVELOPMENT
Counsel for the Respondent Nos.4 & 5 : Mrs. V. SIREESHA RANI
                                            SC FOR MUNICIPALITY
APHC010571032024




                     WRIT PETITION NO: 29657 OF 2024

Between:


   1. Uppala Mahesh, S/o. Uppala Malakondaiah           Aged about 42 years
        Occupation Business,    R/o. Flat No 108,1®* Floor, Srikara Residency
        Teachers Colony, Inner Ring Road, Mallikarjunapuram          Gorantia,
        Guntur City, Guntur District, Andhra Pradesh.
   2. Uppala Suresh Babu, S/o. Uppala Malakondaiah Aged about 43 years.
        Occupation Business,    R/o. door no 6-2-71, Gorantia Revenue Ward
       57, Beside Hotel V.Royal,2/2 Arundelpet, Guntur City, Guntur District.
   3. Takkellapati Srinivasa Rao, S/o. T. Venkata Rao Aged about 56 Years,
       Occupation Business,       R/o. 1-54, Mandepudi Village,    Ponnekallu

       Mandal, Guntur City and Guntur District.
   4. Takkellapati Madhavi Latha, W/o. T. Srinivasa Rao       Aged about 51
       Years, Occupation       Business,     R/o. 1-54, Mandepudi Village,
       Ponnekallu Mandal, Guntur City and Guntur District.
   5. Takkellapati Tejaswini, D/o. T. Srinivasa Rao, aged about 27 Years,
       Occupation Business,       R/o. 1-54, Mandepudi Village,    Ponnekallu

       Mandal, Guntur City and Guntur District.
   6. M/s. Lakshmi Constructions, Represented by its Partner/Author ized
       Signatory P.B.S Prasada Rao, S/o. Naraiah R/o. Flat No. G2, Mallika
       Enclave, SBI bank side,     Tedepalli Service Road, Tadepalli, Guntur
       District.

                                                                ...Petitioners
                                     AND
                                           20




     1. The State of Andhra Pradesh, Represented by its Principal Secretary,
        Municipal Administration and Urban Development Dept.               Office at -

        Secretariat, Velagapudi, Amaravati, Guntur District.
     2. The Directorate of Town and Country Planning DTCP, State of Andhra
        Pradesh, Office at - MGM Capital, Ground Floor Beside little Village
        Restaurant    Chinakakani, Mangalagiri, Guntur-522508.          Rep. by its
        Director.

     3. Guntur Municipal Corporation, Represented by its Commissioner,
        Opposite Gandhi Park, Guntur 522003
     4. Tanuku Municipality, Represented by its Municipal Commissioner,
        Tanuku, West Godavari District.

     5. Development Permission Management System DPMS, Represented by
        its Director, Office at - MGM Capital, Ground Floor Beside little Village
        Restaurant Chinakakani, Mangalagiri, Guntur-522508.
                                                                   ...Respondents
      Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to issue a Writ,     Order or Direction, more particularly, one in the
nature of Writ of Mandamus      a) To declare the action of the Respondents,
more particularly the action of the 2'^'^ Respondent in cancelling the part of
TDRs bonds owned and purchased by the Writ Petitioner vide TDR Bond
Certificate Nos. (i) 1081/00018/TDRVA/2021, Dt.          06/05/2021 (ii)
1081/00024/TDRA/A/2021, Dt. 27/08/2021 (iii) 1081/00027/TDRA/A/2 021, Dt.
13/09/2021,    (iv)   1081/00039/TDR/KP/2022,         Dt.    25/02/2022,     and    all
consequential actions that have been taken or contemplated to be taken to be
high handed, arbitrary, unilateral, illegal, unfair and unjust and also violative
of the Principles of Natural Justice and also violative of Articles 14, 19 and 21
of the Constitution of India, and also violative of Writ Petitioners right to do
business and also to declare the impugned action to be violative of the right
to
      life of the Writ Petitioner, and also to be violating       the      Petitioners

Constitutional Right to Property under         Article 300-A of the Constitution of
                                               21




India, and also, to be in gross violation of the Principles of Public Promissory
Estoppel, b) Consequentially, direct the Respondents to restore the visibility
of the Writ Petitioners as the owners               and purchasers of the TDR Bond
Certificate    Nos.     (i)       1081/00018/TDRA/A/2021,             Dt.    06/05/2021     (ii)
1081/00024/TDRA/A/2021, Dt. 27/08/2021 (iii) 1081/00027/TDRA/A/2 021, Dt.
13/09/2021, (iv) 1081/00039/TDR/KP/2022, Dt. 25/02/2022, in the                    interest of

justice, c) To declare the action of the Respondents, more particularly the
2nd Respondent in cancelling, the 1®' and 2
                                                         nd
                                                               Writ Petitioners      Building
Permission     Plan,     vide       File   Nos.     1021/1597/B/GNTC/GOR/2021              Dt.

13/01/2022     along with the         Utilization   of TDR       Bond        Certificate   No.

1081/00027/TDR/VA/2021, Dt. 13/09/2021, after accepting the same for grant
of    building permission for additional construction             space, and making the
Petitioners to alter their        position, to be high handed, arbitrary, unilateral,
illegal, unfair and unjust and also violative of the Principles of Natural Justice
and also violative of Articles 14, 19 and 21 of the Constitution of India, and
also violative of Writ Petitioners right to do business           and also to declare the

impugned action to be violative of the right to life of the Writ Petitioner, and
also to be violating the Petitioners Constitutional              Right to Property under
Article 300-A of the Constitution of India, and also, to be in gross violation of
the Principles of Public Promissory Estoppel, d) To declare the action of the
Respondents, more particularly the 2ndRespondent in cancelling, the 3'^^, 4'^
5*^   writ    Petitioners       Building   Permission         Plan,         vide   File    No.

1021/0200/B/GNTC/GOR/2022 Dt. 09/03/2022, along with the Utilization of
TDR Bond      Certificate No. 1081/00027/TDR/VA/2021, Dt.                   13/09/2021, after
accepting the same for grant of building permission for additional construction
space, and making the Petitioners to alter their position, to be high handed
arbitrary, unilateral         illegal, unfair and unjust and also violative of the
Principles of Natural Justice and also violative of Articles 14, 19 and 21 of the
Constitution of India, and also violative of Writ Petitioners right to do business
and also to declare the impugned action to be violative of the right to life of
the Writ Petitioner, and         also to be violating the Petitioners Constitutional
                                          22




Right to Property under Article 300-A of the Constitution of India, and also, to
be in gross violation of the Principles of Public Promissory Estoppel, e) To
declare the action of the Respondents, more particularly the 2nd Respondent
in cancelling, the 6th Writ Petitioners Building Permission Plan, vide File No.
1168/9426/B/MNGLRI/ATMVIL/2019 Dt. 01/11/2021 along with the Utilization
of TDR Bond         Certificates Nos. 1081/00018/TDRA/A/2021, Dt.           06/05/2021

and 1081/00024/TDRA/A/2021, Dt. 27/08/2021, after accepting the same for
grant of    building permission for additional construction    space, and making
the Petitioners to alter their position, to be high handed, arbitrary, unilateral,
illegal, unfair and unjust and also violative of the Principles of Natural Justice
and also violative of Articles 14, 19 and 21 of the Constitution of India, and

also violative of Writ Petitioners right to do business    and also to declare the

impugned action to be violative of the right to life of the Writ Petitioner, and
also to be violating the Petitioners Constitutional       Right to Property under
Article 300-A of the Constitution of India, and also, to be in gross violation of
the Principles of Public Promissory Estoppel, f) Consequentially , to direct the
Respondents to        restore the (i) 1st and 2nd Writ Petitioners Building           Nos.
1021/1597/B/GNTC/GOR/2021 Dt. 13/01/2022             along with the Utilization of
TDR Bond Certificate       No. 1081/00027/TDRA/A/2021, Dt. 13/09/202 (ii) 3rd,
4th and 5th Writ Petitioners Building Permission              Plan,    vide    File    No.

1021/0200/B/GNTC/GOR/2022            Dt. 09/03/2022, along with the Utilization of
TDR        Bond   Certificate No.   1081/00027/TDRA/ A/2021,          Dt.      vide   File

Permission Plan        13/09/2021 (iii) 6th Writ Petitioners Building       Permission
Plan, vide    1168/9426/B/MNGLRI/ATMVII_/2019 Dt. 01/11/2021                  along with
the Utilization of TDR Bond Certificates      Nos. 1081/00018/TDRA/A/ 2021, Dt.

06/05/2021 and 1081/00024/TDRA/A/2021, Dt. 27/08/2021, in the interest of
justice. File No.


lA NO: 1 OF 2024


      Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
                                                23




suspend the operation of the Memo No. 1768902/H1/2024 Dt. 20.08.2024 and
consequentially suspend the direction in the said Memo No. 1768902/HI/2024
Dt. 20.08.2024 that: (i) the 1®' & 2^^ Writ Petitioners replace the                 utilization of
TDK Bond Certificate No.              1081/00027/rDRA/A/2021, Dt. 13/09/2021                   in the

Building Permission Plan vide File Nos.               1021/1597/B/GNTC/GOR/202 1                  Dt.

13/01/2022; (ii) the 3'"'', 4'^ &        Writ Petitioners replace the utilization of TDR
Bond    Certificate      No.      1081/00027/TDRA/A/2021.           Dt.     13/09/2021       in the
Building Permission Plan, vide File No.               1021/0200/B/GNTC/GOR/202 2 Dt.
09/03/2022; (iii) the 6*^ Writ Petitioner replace the utilization of TDR                       Bond

Certificates      Nos.         1081/00018/TDRA/A/2021,                Dt.        06/05/2021        &

1081/00024/TDRA/A/2021, Dt. 27/08/2021 in the Building Permission Plan
vide File No. 1168/9426/B/MNGLRI/ATMVIL/2019 Dt. 01/11/2021, pending
disposal of the main writ petition.
lA NO: 2 OF 2024


       Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the Fligh Court may be pleased to
Direct the Respondents to restore the (i)               the 1®' & 2""^ Writ Petitioners'
Building       Permission Plan, vide File Nos.           1021/1597/B/GNTC/GOR/20 21
13/01/2022        along        with    the    Utilization     of      TDR              Certificate

1081/00027/TDRA/A/2021, Dt. 13/09/2021; (ii)                    the 3^^, 4'^ & 5'^ Writ
Petitioners'       Building              Permission         Plan,         vide        File       No.
1021/0200/B/GNTC/GOR/2022 09/03/2022, along with the Utilization of TDR
Bond       1081/00027/TDRA/A/2021,           Dt. 13/09/2021;              6'*^ Writ Petitioner's
Building Dt. Bond No. Dt. Certificate No. (iii) the Permission Plan, vide File
No.      1168/9426/B/MNGLRI/ATMVIL/2019                     01/11/2021        along     with     the

Utilization of TDR             Nos.    1081/00018/TDRA/A/2021, Dt.                06/05/2021       &

1081/00024/rDRA/A/2021, Dt. 27/08/2021; along with the Utilization of TDR
Bond       Certificate No. 1081 /00034/TDR/KP/2022,                 Dt.08/02/2022 pending
disposal of the main writ petition.
                                           24




lA NO: 3 OF 2024


      Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
suspend      the TDR Bond Certificate Nos.         1081/00018/TDRA/A/2021, Dt.
06/05/2021,               1081/00024/TDRA/A/2021,            Dt.      27/08/2021,

1081/00027/TDRA/A/2021, Dt. 13/09/2021.            1081/00039/TDR/KP/2022,      Dt.

25/02/2022, revised by the 4*^ Respondent claiming to be acting under Memo
No. 1768902/H1/2024 Dt. 20.08.2024             pending disposal of the main writ
petition.


Counsel for the Petitioners : SRI UNNAM SRAVAN KUMAR

Counsel for the Respondent Nos.1 to 3 : GP FOR MUNCIPAL ADMN
                                        AND URBAN DEVELOPMENT
Counsel for the Respondent Nos.4 & 5 : Mrs. V. SIREESHA RANI
                                       SC FOR MUNICIPALITY
APHC010571002024




                     WRIT PETITION NO: 29659 OF 2024

Between:


   1. Vijaya Constructions, Represented by its Proprietor            Sri. Ravipati
       Subhash, S/o. Veeraiah Aged about 58 Years, Occupation            Business

       R/o. D.N. No 2409, 240-6, Door No 1-13-21.,         th Lane, JKC Nagar,
       Guntur City, Guntur District.
   2. Dasari Aruna, W/o. Bosubabu              Aged about 70 years Occupation
       Business, R/o. 9-223/c Jayanthi Nagar 1st Line SVN colony, Guntur,
       Pattabhipuram(Guntur) Guntur, Andhra Pradesh, 522008.
   3. Hyma Realtors and Builders, Represented by its Managing Partner
       Kodela Sri Balaji S/o. K.Murali Mohana Rao,        R/o. Near Door No-11-
       649-3A, Sri Ram nagar           Line, Guntur City, Guntur District Andhra
       Pradesh.
                                      25




4. Thummala Hari Narayana, S/o. T. Sitaramaiah Aged about 77 years
   Occupation Business, R/o. 8-18-141/2, Kakatiya street Rajendra
   Nagar 3rd Line, Guntur, Pattabhipuram (Guntur), Guntur District
   Andhra Pradesh.

5. Nandanavanam      Meerabi,   W/o.      Moulali   Aged   about    65    years
   Occupation Business, R/o. Flat No 101- E.M Residency, 10^'^ Lane
   Sreeram Nagar, Mahatma Gandhi Inner Ring Road Gorantia, Guntur
   City, Guntur District Andhra Pradesh.

6. Nandanavanam Moulali, S/o. Khasim Peera            aged about 60 years
   Occupation Business,     R/o. Flat No 101- E.M Residency, 10'^ Lane
   Sreeram Nagar, Mahatma Gandhi Inner Ring Road Gorantia, Guntur
   City, Guntur District Andhra Pradesh.
7. Segu Sreenivasa Rao, S/o. Chiranjeevulu           Aged about 52 years
  Occupation Business      R/o. 403, Pakanati estates etukuru Road        Near

  nallacheruvu lorry stand chakali ganta       Guntur, Guntur Bazar, Guntur
  Andhra Pradesh 522003

8. Kottapalli Vijayalakshmi Kumari, W/o. K. Ramalinga Raju Aged about
  58 years Occupation Business R/o Plot No 26, Flouse No.1-89/C/1, Flat
  No-101, Silpee Enclave, Gafoor Nagar, Near N.C.C Office Madhapur,
  Shaikpet, Hyderabad, Telangana.500081.
9. Kottapalli Anusha, D/o. K. Ramalinga Raju          Aged about 38 years
  Occupation Business       R/o. 2-93, Kottapallivari Street, Kottapall Vari
  Garuvu Kallakuru, West Godavari, Andhra Pradesh-534237.
10. M/s. Cosmo Infra     Represented by its Partner/ Authorized Signatory
  Karri   Seetha   Ram     Reddy,    Occupation     Business       R/o.   88-2

  Gadalamma        Nagar, Revenue         Ward No 40,Rajahmundry, Andhra
   Pradesh.

                                                               ...Petitioners
                                    AND
                                          26




    1. The State of Andhra Pradesh, Represented by its Principal Secretary,
       Municipal Administration and Urban Development Dept.            Office at -

       Secretariat, Velagapudi, Amaravati, Guntur District.
   2. The Directorate of Town and Country Planning DTCP, State of Andhra
       Pradesh, Office at - MGM Capital, Ground Floor Beside little Village
       Restaurant    Chinakakani, Mangalagiri, Guntur-522508.         Rep. by its
       Director.

   3. Guntur Municipal Corporation, Represented by its Commissioner,
       Opposite Gandhi Park, Guntur 522003
   4. Tanuku Municipality, Represented by its Municipal            Commissioner

       Tanuku, West Godavari District.

   5. Development Permission Management System DPMS, Represented by
       its Director, Office at - MGM Capital, Ground Floor Beside little Village
       Restaurant Chinakakani, Mangalagiri, Guntur-522508.
                                                                 ...Respondents

     Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the Fligh Court may be
pleased to issue a Writ, Order or Direction, more particularly,        one in the

nature of Writ of Mandamus      a) To declare the action of the Respondents,
more particularly the 2"'^ Respondent in screening off the Writ Petitioners
Building Permission Plans, vide File Nos.      1021/0864/B/GNTC/J.K/2 021      Dt.
07/08/2021                1168/0851/B/TDIKNDA/LAM/2021,                      1021

/0786/B/GNTCATAR/2021        Dt.28/10/2021, 1021/0888/B/GNTC/SRI/2021          Dt.

18/08/2021, 1021 /1656/B/GNTC/ 10/01/2022, 1086/0732/B/Z2/CLI/20 22 Dt.
Dt. 23/02/2023, 1064/0175/RIY/GDNL/2022 Dt. 19/01/2022, after accepting
the same for grant of building permission for additional construction space,
and making the Petitioners to alter their position, to be high handed, arbitrary,
unilateral, illegal, unfair and unjust and also    violative of the Principles of
Natural Justice and also violative of Articles 14, 19 and 21 of the Constitution
of India, and also violative of Writ Petitioners right to do business and also to
declare the impugned action to be violative       of the right to life of the Writ
                                                  27




Petitioner, and     also to be violating the Petitioners          Constitutional Right to
Property under Article 300-Aof the Constitution of India, and also, to                 be in
gross violation of the Principles of Public Promissory Estoppel, b) To declare
the action of the Respondents                   more particularly the action of the 2nd
Respondent in cancelling the part of TDRs bonds owned and purchased by
the    Writ         Petitioners          vide     TDR    Bond    Certificate    Nos.      (i)
1081/00018/rDRA/A/2021 Dt. 06/05/2021, (ii)                1081/00027/rDRA/A/20 21       Dt.

13/09/2021    and                1081   /00034/TDR/KP/2022        08/02/2022      and    all

consequential actions               that have been taken or contemplated            to   be

GOR/2021 Dt.        Dt.      taken to be high handed, arbitrary, unilateral,        illegal,
unfair and unjust and also violative of the Principles of Natural Justice and
also violative of Articles 14, 19 and 21 of the Constitution of India, and also
violative of Writ    Petitioners right to do business and also to              declare the

impugned action to be violative of the right to life of the Writ Petitioner, and
also to be violating the Petitioners              Constitutional Right to Property under
Article 300-A of the Constitution of India, and also, to be in gross violation of
the Principles of Public Promissory Estoppel, c) Consequentially , direct the
Respondents to restore the visibility of the Writ Petitioners as the owners and
purchasers of the TDR Bond Certificate Nos. (i) 1081/00018/TDRA/ A/2021
Dt.   06/05/2021,         (ii)     1081/00027/rDRA/A/2021          13/09/2021          1081

/00034/TDR/KP/2022 08/02/2022, in the interest of justice.

lA NO: 1 OF 2024


      Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the writ petition, the High Court may be
pleased to direct the Respondents to suspend the operation of the Memo
NO.1768902/H1/2024 Dt. 20.08.2024 and consequentially suspend the
direction in the said Memo No. 1768902/H1/2024 Dt.20.08.2025                     that the

additional FSI entitlement be revised and reduced from 400% to 200% in the

TDR Bond Certificate Nos. (i) 1081/00018/TDRA/A2021 Dt.06/05/2021, (ii)
                                                     28




1081/00027/TDRA/A/2021 Dt.13/09/2021 & (iii) 1081/00034/TDR/KP/2 022
Dt.08/02/2022, pending disposal of the main writ Petition.

lA NO: 2 OF 2024


       Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
direct the Respondents to restore the Writ Petitioners as the               owners of TDR

Bond     Certificate      Nos.         (i)     1081/00018/TDRA/A/2021       Dt.06/05/2021,
00027/TDRA/A/2021                Dt.         13/09/2021   &      1081/00034/TDR/KP/2022
Dt.08/02/2022 pending disposal of the main writ petition.

lA NO: 3 OF 2024


       Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
suspend the TDR Bond Certificate Nos. (i)                     1081/00018/TDR/VA/2021   Dt.

06/05/2021,        (ii)    1081/00027/TDRA/A/2021               Dt.13/09/2021   and    (iii)
1081/00034/TDR/KP/2022 Dt.08/02/2022, as revised by the 4'*^ Respondent
claiming to        be acting under Memo No. 1768902/H1/2024                 Dt. 20.08.2024

pending disposal of the main writ petition.

Counsel for the Petitioners : SRI UNNAM SRAVAN KUMAR

Counsel for the Respondent Nos.1 to 3 : GP FOR MUNCIPAL ADMN
                                                          AND URBAN DEVELOPMENT
Counsel for the Respondent Nos.4 & 5 : Mrs. V. SIREESHA RANI
                                                          SC FOR MUNICIPALITY
APHC010572522024




                          WRIT PETITION NO: 29787 OF 2024

Between:

Sri Venkata Sai Constructions, Represented by its Managing Partner Tanneru
Srinivasa Rao, S/o. Raghunayakulu Aged about 56 Years Occupation
                                             29




 Business, R/o. Flat No 301, Sri Venkata Sai Nilayam, SVN colony, 3 line last
 Gujangundia, Pattabhipuram Guntur City, Guntur District.
                                                                          ...Petitioner
                                         AND
    1.
          The State of Andhra Pradesh, Represented by its Principal Secretary,
          Municipal Administration and Urban Development Dept.             Office at -

          Secretariat, Velagapudi, Amaravati, Guntur District.
    2.
          The Directorate of Town and Country Planning DTCP, State of Andhra
          Pradesh, Office at - MGM Capital, Ground Floor Beside little Village
          Restaurant    Chinakakani, Mangalagiri, Guntur-522508.          Rep. by its
          Director.

    3.
          Guntur Municipal Corporation, Represented by its Commissioner,
          Opposite Gandhi Park, Guntur 522003
   4.
          Tanuku Municipality, Represented by its Municipal Commissioner,
          Tanuku, West Godavari District.
   5.
          Development Permission Management System DPMS, Represented by
          its Director, Office at - MGM Capital, Ground Floor Beside little Village
          Restaurant Chinakakani, Mangalagiri, Guntur-522508.
                                                                   ...Respondents
         Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the Fligh Court may be
pleased to issue a Writ, Order or Direction, more particularly, one in the
nature of Writ of Mandamus          a) To declare the action of the Respondents,
more particularly the 2"'* Respondent in screening off the Writ Petitioner
Building      Permission Plans, vide File No. 1021/0201/B/GNTC/S.V/20 22 Dt.
05/03/2022after accepting the same for grant of building             permission for
additional construction space, and making the Petitioner to alter their position,
to be high handed, arbitrary,       unilateral, illegal, unfair and unjust and also
violative of the Principles of Natural Justice and also violative of Articles 14,
19 and      21 of the Constitution of India, and also violative of Writ   Petitioner's

right to do business and also to declare the impugned action to be violative of
the right to life of the Writ Petitioner, and also to be violating the Petitioner's
                                                 30




Constitutional Right to Property          under Article 300-A of the Constitution of
 India, and also, to be in gross violation of the Principles of Public Promissory
 Estoppel, b) To declare the action of the Respondents, more particularly the
action of the 2'^'^ Respondent in cancelling the part of TDR bonds owned and
purchased        by   the   Writ   Petitioner        vide   TDR   Bond    Certificate   No.

1081/00034/TDR/KP/2022 Dt. 08/02/2022, and all consequential actions that
have been taken or contemplated to be taken to be high handed arbitrary,
unilateral, illegal, unfair and       unjust and also violative of the Principles of
Natural Justice and          also violative of Articles 14,         19   and   21   of the

Constitution of India,        and also violative of Writ Petitioner s right to do
business and also to declare the impugned action to be violative of the right
to   life   of
             the Writ Petitioner, and also to be violating the Petitioners
Constitutional Right to Property under Article 300-A of the Constitution of
India, and also, to be in gross violation of the Principles of Public Promissory
Estoppel, c) Consequentially, direct the Respondents to restore the visibility
of the Writ Petitioner as the owner and purchaser of the TDR Bond
Certificate No. 1081/00034/TDR/KP/2022 Dt. 08/02/2022, in the interest of
justice.


lA NO: 1 OF 2024


       Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the writ petition, the High Court may be
pleased to direct the Respondents to suspend the operation of the Memo No.
1768902/H1/2024 Dt. 20.08.2024 and consequentially suspend the direction
in the said Memo No. 1768902/H 1/2024 Dt. 20.08.2024 that the additional
FSI entitlement be revised and reduced from 400% to 200% in the TDR Bond
Certificate No1081/00034/TDR/KP/2022 Dt. 08/02/2022pending disposal                     of
the main writ petition.
                                          31




lA NO: 2 OF 2024


       Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
direct the Respondents to restore the Writ Petitioner as the        owner of TDR

Bond Certificate No. 1081/00034/TDR/KP/2022 08/02/2022pending disposal
of the main writ petition.


lA NO: 3 OF 2024


       Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
suspend the         TDR     Bond Certificate No.   1081/00034/TDR/KP/2022       Dt.

08/02/2022 as revised by the 4'*^ Respondent claiming to be acting under
Memo No. 1768902/H1/2024 Dt. 20.08.2024, pending disposal of the main
writ petition.


Counsel for the Petitioners : SRI UNNAM SRAVAN KUMAR

Counsel for the Respondent Nos.1 to 3 ; GP FOR MUNCIPAL ADMN
                                              AND URBAN DEVELOPMENT
Counsel for the Respondent Nos.4 & 5 : Mrs. V. SIREESHA RANI
                                              SC FOR MUNICIPALITY

APHC010095452025


  QMS


                       WRIT PETITION NO: 4994 OF 2025

Between:


   1. Koratala Manasa, W/o. Gogineni Sridhar, Age 38 years. Occupation as
       Housewife,     Residing at 3-159/76, Flat No 301, Vasantas Vivanta,
       Sagar        Nagar       Visakhapatnam-530045,             Bearing      BA

       No. 1086/0248/B/Z1 /YDA/2020.

   2. M/s. Namo Venkata Manikanta Constructions, Rep. by Proprietor
      Nagothi Narsi Naidu, S/o. Late N Atcha Rao, Age 48 years. Occupation
                                                  32




      as Business, Residing at Dno. 1-99/1, Pilakavanipalem, Madhurawada,
      Visakhapatnam-530041, Bearing BA no. 1086/6110/B/Z2/PEM/2021.
                                                                                ...Petitioners
                                                AND


   1. The State of Andhra Pradesh, Municipal Administration                       and   Urban

      Development (H) Department, AP Secretariat, Velagapudi, Amaravathi,
      Guntur District. Rep. by its Principal Secretary.
   2. The Directorate of Town and Country Planning Government of Andhra
      Pradesh, MGM Capital, Ground Floor, Beside Little Village Restaurant,
      Chinna Kakani, Mangalagiri, Guntur, Rep. by its Director.
   3. The Commissioner, Vijayawada Municipal Corporation,                      And Chairman

      of the Enquiry Committee, Vijayawada, Krishna District. Appointed in
      terms       of     GMMs.No.373            Municipal   Administration      and     Urban
      Development(H) Department.
   4. The Tanuku Municipality, Tahuku, West Godavari District,                     Rep.by its
      Commissioner.

   5. Greater Visakhapatnam Municipal Corporation, Visakhapatnam, Rep.by
      its Commissioner.

                                                                          ...Respondents

     Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to issue a writ of mandamus or any other appropriate writ or direction
declaring   the        action   of   the    1     respondent    in   issuing     Memo     No.
1768902/H1/2024 Dt.20.08.2024 and the consequential proceeding issued by
the Director of town and country planning in Endt. Roc. No. MALI03-
19022(32)/9/2022-RJDR- RG- DOTCP Dt. 10.2024 signed on Dt.14.10.2024
and set aside the same and consequently direct the 5**^ respondent to
consider the revised building              application and further to issue occupancy
certificate for revised building without reference to memo issued by the 1®'
respondent issued in Memo             No. 1768902/H 1/2024 Dt.20.08.2024 and the
consequential proceeding issued by the Director of town and country planning
                                           33




in Endt. Roc. No. MAU03- 19022(32)/9/2022-RJDR- RG-DOTCP Dt. 10.2024
signed on Dt.14.10.2024.


lA NO: 1 OF 2025


     Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the writ petition, the High Court may be
pleased to direct      the    respondent to consider the revised building
applications submitted by the petitioners on the basis of the TDR certificates
purchased by the petitioners without reference to the proceedings issued by
the 1®* respondent in Memo No. 1768902/H1/2024 Dt.20.08.2024 and the
consequential proceeding issued by the Director of town and country planning
in Endt. Roc. No. MAU03- 19022(32)/9/2022-RJDR- RG-DOTCP Dt. 10.2024
signed on Dt. 14.10.2024, pending disposal of the writ petition.

lA NO: 2 OF 2025


     Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
                                                   St
suspend    the    proceedings      of   the    1        respondent   in   issuing   Memo
No. 1768902/H 1/2024         Dt.20.08.2024 and the consequential proceeding
issued by the Director of town          and country planning in Endt.           Roc.   No.

MAU03-19022(32)/9/2022-RJ DR- RG-                  DOTCP Dt. 10.2024 signed on Dt.
14.10.2024, pending disposal of the writ petition.

Counsel for the Petitioners: M/s. O. M. R. LAW FIRM

Counsel for the Respondent No.1 : GP FOR MUNICIPAL ADMN & URBAN
                                          DEVELOPMENT
Counsel for the Respondent Nos.2 to 4 : Mrs. V. SIREESHA RANI
                                                   SC FOR MUNICIPALITY
Counsel for the Respondent No.5 : SRI S.V.S.S.SIVARAM, SC FOR VMC
                                         34



APHC010095512025




                         WRIT PETITION NO: 5209 OF 2025

Between:


B. Anjaneyulu, S/o. Butcham Naidu, Age 70 years, Occupation as Business
Residing     at 49-24-50/1     opp.Ramalingeswarswamy temple           main   road,
Sankarmatam, Visakhapatnam, bearing BA No.1086/0800/B/Z1/BEM/202 1
                                                                       ...Petitioner
                                      AND


    1. The State of Andhra Pradesh, Municipal Administration           and    Urban

       Development (H) Department AP Secretariat, Velagapudi, Amaravathi,
       Guntur District. Rep. by its Principal Secretary.
   2. The Directorate of Town and Country Planning Government of Andhra
       Pradesh, Government of Andhra Pradesh, MGM Capital, Ground Floor,
       Beside Little Village Restaurant,     Chinna Kakani, Mangalagiri, Guntur,
       Rep. by its Director.
   3. The Commissioner, Vijayawada Municipal Corporation,            And Chairman

       of the Enquiry Committee, Vijayawada, Krishna District. Appointed in
       terms       of   GMMs.No.373   Municipal     Administration    and     Urban
        Development(H) Department, Rep by its Commissioner.
   4. The Tanuku Municipality, Tanuku, West Godavari District,          Rep.by its
       Commissioner.

   5. Greater Visakhapatnam Municipal Corporation, Visakhapatnam, Rep.by
       its Commissioner

                                                                 ...Respondents

      Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to issue a writ of mandamus or any other appropriate writ or direction
declaring the action of the respondent in issuing Memo No. 1768902/H1/2024
                                          35




Dt.20.08.2024 and the consequential proceeding issued by the Director of
town and country planning in Endt. Roc. No. MAU03-19022(32)/9/20 22-RJ
DR- RG-       DOTCP Dt. 10.2024 signed on Dt. 14.10.2024 and set aside the
same and           consequently direct the 5*'' respondent to consider the TDR
certificate purchased by the petitioner for building permission without
reference to memo issued by the 1®* respondent issued in Memo No.
1768902/H 1/2024 Dt.20.08.2024 and the consequential proceeding issued
by the Director of town and country planning in Endt. Roc. No. MAU03-
19022(32)/9/2022-RJDR- RG-DOTCP Dt. 10.2024 signed on Dt.14.10.2024.

lA NO: 1 OF 2025


      Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the writ petition, the High Court may be
pleased to suspend the proceedings of the 1®* respondent in issuing Memo
NO. 1768902/H 1/2024 Dt.20.08.2024 and the consequential proceeding
issued by the Director of town and country planning in Endt. Roc. No.
MAU03-       19022(32)/9/2022-RJDR- RG-DOTCP Dt. 10.2024 signed on Dt.
14.10.2024, pending disposal of the writ petition.


Counsel for the Petitioners: M/s. O. M. R. LAW FIRM

Counsel for the Respondent No.1 : GP FOR MUNICIPAL ADMN & URBAN
                                         DEVELOPMENT
Counsel for the Respondent Nos.2 to 4 : Mrs. V. SIREESHA RANI
                                       SC FOR MUNICIPALITY
Counsel for the Respondent No.5 : SRI S.V.S.S.SIVARAM, SC FOR VMC
APHC010098142025




                         WRIT PETITION NO: 5212 OF 2025
Between:


   1. N. Kalpana, W/o. N. Appala Naidu, Age 54years, Occupation            as


       Housewife,      Represented by its GPA Holder SVMS Constructions
                                          36




   Managing Partner P V Adinarayana S/o. Late P Govinda Residing at
   D.No.   58-16-105/1,   N.A.D.     Kotha        Road,   Dr.    Ambedkar             Nagar,
   Visakhapatnam-530009, bearing BA No.1086/4212/B/Z4/MRA/2021.
2. Dr. Rama Krishna Keerthi, S/o. Keerthi Peddanna,                      Age 56years,
   Occupation. Employee, Residing at Flat No. 103,Sri Vathsa Enclave,
   Marripalem      VUDA   Layout,              Opposite   Siva         Sivani         School,
   Visakhapatnam 530009, Bearing BA No.1086/5337/B/Z2NAR/2021
3. Jagjit Singh Hans, S/o. Mohinder Singh Hans, Age 48years, Occupation
   as Business, Residing at Door No.50-43-12, Flat -F2,                         Sri    Nivas

   apartment, PANDT colony, Seethamadhara, Visakhapatnam-530013,
   bearing BA No.1086/0290/B/Z5/KEM/2020.
4. N.V.Ramakrishna Rao, S/o. late Surya Rao, Age 66 years. Occupation
   as   Traders,   Residing   at    B-203        Maurya   gardens,        Thotapalem,
   Vizianagaram 535002, bearing BA No. 1086/3397/B/Z2/REM/2020.
5. Dasari Madhu Kiran, S/o. Dasari Sri Rama Reddy, Age 51 Years,
   Occupation as Business, Residing at 36-46-52, Kancharapalem Main
   Road,     Visakhapatnam                    530008,        bearing        BA           No.

   1086/2201 /B/Z1 /PEM/2021

6. M.V.Vijaya Lakshmi, W/o. M.Ravindra Babu, Age 68 Years, Occupation
   as   Builder,      Residing      at        D.No.9-21-14      CBM        Compound,
  Visakhapatnam, NO.1086/3987/B/Z2/M-1/2021. bearing BA
7. Kimidi Vinay Kumar, S/o. K R K Naidu, Age 58 years. Occupation as
   Builder, Residing at Dr.No.4-68-8, MIG 64, LB Colony, Visakhapatnam
  530017, bearing BA No. 1086/1915/B/Z1/PEM/2021.
8. Sumukha Infra Projects India LLP, managing partner Girada Srihari
  Rao, S/o. G.Jagannathamnaidu, Age 79 years. Occupation as
  Business, Residing at plot 10, D.no 11-17/69 markendeyaraju layout.
  GD
         Mansion, Kommadi, Visakhapatnam-530048,         bearing BA
  NO.1086/3696/B/Z1/BEM/2021.

9. Darapu Sangeetha, D/o. DS Prasad Rao, Age 43 years. Occupation as
  Bank employee. Residing at plot 10, D.no 11-17/69 Markendeyaraju
                                       37




   layout, GD Mansion, Kommadi, Visakhapatnam-530048, bearing BA
   N0.1086/2164/B/Z1/MRT/2020.

lO.U.Annapurna, W/o. U.V.S. Suryanrayana Raju, Age 48 years. Residing
   at C/o.Siva Rama Prasad, Sree Sivarama Constructions, Flat No-501,
   Sai Partha Sreekar Residency, J.C. Colony, Marripalem Vuda Layout,
   Visakhapatnam-530009 bearing BA No. 1086/0513/B/Z6/KEM/2022.
II.V.Nookaratnam, W/o.V.V.Ramana Murthy, Age 55 years. Occupation
   as Business, Residing at D.No.21-27, Viman Nagar, Visakhapatnam-
   530009, bearing BA No.1086/3455/B/Z6/KAR/2020.
12.B. Murali Tatarao, S/o. Apparao late. Age 57 years. Occupation as
   Business,     Residing at D.no 16-10-30/2, sunkarametta        main road.
   oppanakapalli           court,     Anakapalli            bearing      BA

   No. 1086/0052/B/Z7/NM D/2022.

13.Shriram Projects, Represented by RAJA RAVANAM (Proprietor), S/o.
   Late RWSN Murthy, Age 41 years. Occupation as Builder, Residing at
  503, Mani Castle Apartment, Opp Airport Road, Vimanagar-530009,
   bearing BA No. 1086/2178/B/Z4/MUT/2021.
14.Rajesh Kumar Surana, (AGE-56 years) S/o Late Punam                 Chand

  Surana, Business, Residing at 9-15-6A,            Second Floor, TD Plaza
  C.B.M.
                  Compound,           Visakhapatnam         bearing      BA

   No. 1086/3623/B/Z2/CN D/2021

15.C.K.Durga Praveen, S/o. C.K.Durga Prasad, Age 41 years. Occupation
   as Builder,     Residing at D.no 6-20-5/9, Flat no.202,       Dharmapuri
   Apartments, East point colony, Visakhapatnam-530017, bearing BA
   No. 1086/2183/B/Z1/M-5/2021.

16. Pudi Raja Marathi, W/o. Hariprasad, Age 49 years. Occupation as
   House wife. Residing at Plot No 9, TS No 12, D.No. 50-      111-1 and 50-
   111-1-1
                 Revenue       Ward   11,TPT       Colony   Seethamadhara,
   Visakhapatnam, bearing BA No. 1086/4984/B/Z3/SRA/2021.
17.M/s. Vardhan builders, represented by RAM BACHAN SINGH (late)
  Age 66 years S/o. Kailash Singh, Occupation as Business, Residing at
                                    38




   D.no 1-1-120/1, Haritha colony,      Pedawaltair, Visakhapatnam 530017
   bearing BA no 1086/1751/B/Z5/PDA/2020.
IS.Nara Geetha, W/o. Rama Rao Nara,           Age 51, Occupation as Civil
   Engineer,       Residing at 49/26/62, Green Madhura west apartment,
   Madhuranagar,          Visakhapatnam             bearing      BA      No.

   1086/1718/B/Z2/MAR/2021.

19.Vedulla Venkata Ramana, S/o. V. Bulli Appanna, Age 77 years,
   Occupation as retired doctor. Residing at C/o Bh.Somaraju, flat no 301
   sai residency opp west side Vasundhra nagar, Madhurawada, bearing
   BA NO.1086/1014/B/Z1A/AR/2021.

20.Sree Ventures, Represented by its managing partner Ganapathiraju
    Rajesh, S/o G.Subbaraju, Age 51 years.            Occupation as Builder,
    Residing at Flat       No402,Aditya Residency,HIG-126, Vudacolony,
   Pedagantyada,         Visakhapatnam-      530044           bearing    BA

   NO.1086/5951/B/Z6/PDA/2021.

21.Sri Sri Hanuman Builders, rep by its Managing Partner P V S N Varma
   S/o. P. V. Rama Raju, Age 54 Years, Occupation as Builder, Residing
   at Krishna Sai Residency,     Flat No 501, 2nd Bus Stop, P M Palem
   530041, bearing BA No.l086/3864/B/Z1/PEM/2020.
22.Kottu Vijay Kumar, S/o Late K. Subash Chandra Bose, Age 42years,
   Occupation as Business, Residing at D.no        58-22-57/2/9, Srinivasam
   Appt,   Block    A,    Susarlacolony,   Baji   Junction,   Gopalapatnam,
   Visakhapatnam 530027, bearing BA No. 1086 /6039/B/Z8/CDA/2021.
23.M/s. Shree Ganesh Nirman, rep by Managing partner T.Srinivas
   Rao, Age 45 years. Occupation as Business, Residing at D.no.58-15-
   62, Shantinagar, NAD Kotha Road, Visakhapatnam 530009, bearing
   BA no.1086/6233/B/Z8/CDA/2021/REV1.

24.llluri Gayathri, W/o. Suryaprakasaraollluri, Age 45 years. Occupation.
   Business, Residing at 2-48-     23/4f-501, Flat no.501, Potiuri Exotica
  Sector 11 MVP colony, Visakhapatnam-530017, bearing BA no. 1086
   /2370/B/Z2/MEM/2021.
                                      39




25.Polisetty Venkata Ramana, S/o.         Sambasiva Rao, Age 59 years,
   Occupation    as Business, Residing at D.No.4-51-11,            Lawsons Bay
   colony. Post office Road,     Visakhapatnam 530017, bearing BA             No.

   1086/1394/B/Z2/CIR/2020.

26.M/s. Chathurbhuja Constructions, rep by Ganapathiraju Venkata Sita
   Rama Raju, S/o. Late Suryanarayana Raju Age 55 years. Residing at
   Flat No. 1205, VIP Towers, VIP Road, Visakhapatnam, bearing BA
   N0.1086/6060/B/Z2/YDA/2021.

27.Bikkina Sarada, W/o. Laxman Prasad, Aged 69 Years, Occupation as
   Landowner Resideing at Northstar Homes & Spaces Pvt. Ltd., Plot
   No.355/10, IT Sez Road, Beside Sreekanya Cinepolis, Madhurawada,
   Visakhapatnam 530048, bearing BA No. 1086/0210/B/Z1/M-5/2019.
28.M/s. Sanghvi Properties, Rep. by Sri Suresh Kumar Jain, Aged 60
Years, S/o. Late G.C. Jain, Occupation as Business, Residing at Door
No. 10-4-15/1/7F, Navaratna Trade Centre, Ram Nagar, Visakhapatnam -
530003.

                                                                   ...Petitioners
                                  AND


1. The State of Andhra Pradesh, Municipal Administration             and   Urban

   Development (H) Department, AP Secretariat, Velagapudi, Amaravathi,
   Guntur District. Rep. by its Principal Secretary.
2. The Directorate of Town and Country Planning, Government of Andhra
   Pradesh, MGM Capital, Ground Floor, Beside Little Village Restaurant,
   Chinna Kakani, Mangalagiri, Guntur, Rep. by its Director.
3. The Vijayawada Municipal Corporation, and Chairman of the Enquiry
   Committee, Vijayawada, Krishna District.            Appointed   in terms of
   GMMs.No.373 Municipal Administration and Urban             Development(H)
   Department, Rep by its Commissioner.
4. The Tanuku Municipality, Tanuku, West Godavari District,           Rep.by its
   Commissioner.
                                           40




   5. Greater Visakhapatnam Municipal Corporation, Visakhapatnam, Rep.by
       its Commissioner.

                                                                  ...Respondents

      Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to issue a writ of mandamus or any other appropriate writ or direction
declaring    the   action    of   the     1     respondent   in   issuing      Memo
No. 1768902/H1/2024         Dt.20.08.2024 and the consequential proceeding
issued by the Director of town          and country planning in Endt.       Roc.   No.

MAU03-19022(32)/9/2022-RJ DR- RG-                DOTCP Dt. 10.2024 signed on
Dt. 14.10.2024 and set aside the same and            consequently direct the 5^'^
respondent to release the occupancy certificate in favour of the petitioners
without reference to memo issued by the 1®* respondent issued in Memo No.
1768902/H 1/2024 Dt.20.08.2024 and the consequential proceeding issued by
the Director of town and country planning in Endt. Roc. No. MAU03-
19022(32)/9/2022-RJDR- RG-DOTCP Dt. 10.2024 signed on             Dt.14.10.2024.



lA NO: 1 OF 2025


     Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the writ petition, the High Court may be
pleased to suspend the proceedings of the 1®' respondent in issuing Memo
No. 1768902/H1/202 4 Dt.20.08.2024 and the consequential proceeding
issued by the Director of town and country planning in Endt. Roc. No.
MAU03-19022(32)/9/2022-RJ DR- RG-              DOTCP Dt. 10.2024 signed on Dt.
14.10.2024, pending disposal of the writ petition.

lA NO: 2 OF 2025


     Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
direct the 5"^ respondent to release the occupancy certificate for the building
                                                    41

m
constructed by the petitioners without reference to the proceedings issued by
the 1®* respondent in issuing Memo No. 1768902/H1/2024 Dt.20.08.2024 and
the    consequential proceeding issued by the Director of town and country
planning in Endt. Roc. No. MAU03-19022(32)/9/2022-RJDR- RG-DOTCP Dt.
10.2024 signed on Dt. 14.10.2024, pending disposal of the writ petition.

Counsel for the Petitioners: M/s. O. M. R. LAW FIRM

Counsel for the Respondent No.1 : GP FOR MUNICIPAL ADMN & URBAN
                                                   DEVELOPMENT
Counsel for the Respondent Nos.2 to 4 : Mrs. V. SIREESHA RANI
                                       SC FOR MUNICIPALITY
Counsel for the Respondent No.5 : SRI S.V.S.S.SIVARAM, SC FOR VMC
APHC010095552025




                           WRIT PETITION NO: 5216 OF 2025

Between:


    1. BVSR Constructions, Rep. By Bijjala Subrahmanayam,                           S/o.   late

       Subbarao, Age 60 Years, Occupation as Business, Residing at D.no. 2-
       42-2,       SVS     Sai     Nivas,   flat    no      TF-1   MVP    colony   sector-11,
       Visakhapatnam 530017 bearing BA No.1086/4988/B3/M-3/2021.
    2. Ganugula Doorvanisiri, W/o. G. Suresh Kumar, Age 53 years.
       Occupation as Housewife, Residing at 44-1-34, TF7, Sribaba towers.
       lakshminarayanapuram,                Visakhapatnam-530024,            bearing       BA

       No. 1086/3802/B/Z5/PDA/2020.

    3. Sri Madhuri Constructions, represented by A.Vijaya Rama Varma
       (Managing partner) S/o late Narasimha Raju, Age 57 years. Occupation
       as      Business,         Residing   at      D.no.     49-26-51,   Madhura      nagar,
       Visakhapatnam-530016, bearing BA No.1086/0991/B/Z3/MEM/2022.
    4. M/s. GRB Constructions, represented by Goli Appala Satya Uma
       Mahesh Kumar, S/o. G.Apparao, Age 45 years, Rabindra Kumar Biswal
                                     42




   S/o. Arakhit Biswal, Age 44 years, Occupation as Business, Residing at
   D.no 4 -130, Sundar nagar. Old dairy farm, Visakhapatnam 530040,
   bearing BA No.1086/0336/B/Z2/BEM/2022.
5. PR      Constructions,   represented   by     Y.Prasanna        Kumar,        S/o.

   Y.Bhaskara Rao, Age 50 years. Occupation as Business, Residing at 6-
   354, Tiny Tody School Building, Ravindra Nagar - 2, Old Dairy Farm
   Post,         Visakhapatnam                 530040           bearing           BA

   No.TEMP/1086/8278/B/Z8NAR/2022.

6. ARNAV Constructions, Managing Partner N.Vamsi Mohan,                   S/o.    Dr

   N.A.N Murthy, Age 49 Years, Occupation as          Builder, Residing at 50-
   17-30/1, Rajendranagar, Viskhapatnam-530016.
7. Gadi Udai Bhaskar, S/o. Late G Israel, Kolli Vijaya Lakshmi W/o. T.
   Srinivas Rao representing M/s SVC Promoters and Developers, Age 53
   Years & 69 years      respectively. Occupation as Retired Employees,
   Residing at 55-20-24 & 55-20-35, HB Colony, Visakhapatnam-
   530022, bearing BA No. 1086/4153/B/Z2/MEM/2021.
8. Bantupalli Ramesh, S/o. B. Ramakrishna, Age 38 years. Occupation as
   Builder/    Asst.   Professor,   Residing     at     Door        no.31-34-13,
  Neelamaveephachettu,         Visakhapatnam-530020,           bearing    BA     No.

   1086/0967/B/Z8NAM/2022.

9. Tata Sanyasi Raju, S/o. Late TSN Somayaji, Age 57 Years, Occupation
  as Private Job, Residing at MIG 1 A 23, Sector 6, MVP Colony,
  Visakhapatnam 530017, bearing BA No. 1086 / 4987 / B / Z3 / MEM /
  2021 Dt 11.10.2021.

10.Akula Bhanoji, S/o. Satyanarayana, Age 35 years. Occupation as
  Business, Residing at Flat-202, Siddardha Residency, Sri Valli nagar,
  Madhurawada,Visakhapatnam-530048                       bearing                 BA

  No. 1086/1294/B/Z2/MAJ/2022.

11.Earle Ramakrishna, S/o. Gangunaidu, Age 49 years. Occupation as
   Business, Residing at 21-205/5/1, Kakani nagar, near SBI bank,
  Visakhapatnam-530009 bearing BA No.1086/0808/B/Z4/AAM/2022.
                                    43




12.Tatisetti Satya Rao, S/o. Late Rama Murthy, Age 71 years, Occupation
   as Retired Professional, Residing at 36-46-52, Kancharapalem Main
   Road, Visakhapatnam 530008, bearing BA No. 1167/0035/
    B/ANAA/EL/2021

13.K.Anusha, D/o. K.Ramalinga Raju, Age 38years Occupation as Doctor
   K.Vijaya Lakshmi Kumari W/o. K.Ramalinga Raju Age 58years
   Occupation as Business, Residing at Flat No.2906, 'A'Block, Oxygen
   Towers,      Seethamadhara,          Visakhapatnam,         bearing       BA

    NO.1086/0732/B/Z2/CLI/2022.

14.NNVB Satya Bhaskara Rao, S/o. Satyanarayana Rao, Age 44 Years,
  Occupation as Business, Residing at 37- 12-44/3/1, NGGOs Colony,
   Revenue Ward 38, Industrial Estate (PO), Visakhapatnam                530007,
    bearing BA No.1086/4270/B/Z4/KDA/2021.
15.Jami Santosh Kumar, Represented by M/s Navadeep Promoters
   Beesetty Trinadh, S/o Ramana, Age 43 years. Occupation as
    Business,      Residing at 7-36,      Kotanarava,    PendurthiMandalam
   Vishakapatnam              530027,          bearing          BA           No.

    1086/4034/B/Z5/NVA/2021.

                                                                ...Petitioners
                                 AND


1. The State of Andhra Pradesh, Municipal Administration and              Urban

   Development (H) Department, AP Secretariat, Velagapudi, Amaravathi,
   Guntur District. Rep. by its Principal Secretary.
2. The Directorate of Town and Country Planning, Government of Andhra
   Pradesh, MGM Capital, Ground Floor, Beside Little Village Restaurant,
   Chinna Kakani, Mangalagiri, Guntur, Rep. by its Director.
3. The Commissioner, Vijayawada Municipal Corporation, And Chairman
  of the Enquiry Committee, Vijayawada, Krishna District. Appointed in
  terms    of   GMMs.No.373      Municipal    Administration     and      Urban
   Development(H) Department,
                                             44




      4. The Tanuku Municipality, Tanuku, West Godavari District, Rep.by its
        Commissioner.

      5. Greater Visakhapatnam Municipal Corporation, Visakhapatnam, Rep.by
         its Commissioner.

                                                                         ...Respondents

        Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to issue a writ of mandamus or any other appropriate writ or direction
                                                St
declaring     the    action    of   the     1        respondent   in     issuing   Memo
No. 1768902/H1/2024 Dt.20.08.2024 and the consequential proceeding issued
by the Director of town and country planning in Endt.                  Roc.   No. MAU03-

19022(32)/9/2022-RJDR- RG-DOTCP Dt. 10.2024 signed on Dt.14.10.2024
and set aside the same and consequently direct the 5**^ respondent to permit
the petitioners to utilize the TDR certificate without reference to memo issued
by the 1®' respondent issued in Memo No. 1768902/H 1/2024 Dt.20.08.2024
and the consequential proceeding issued by the Director of town and country
planning in Endt. Roc. No. MAU03- 19022(32)/9/2022-RJDR- RG-DOTCP Dt.
10.2024 signed on Dt.14.10.2024.


lA NO: 1 OF 2025


       Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the writ petition, the High Court may be
pleased to suspend the proceedings of the 1®* respondent in issuing Memo
No.    1768902/H 1/2024       Dt.20.08.2024 and the consequential proceeding
issued by the Director of town            and country planning in Endt. Roc.         No.

MAU03-19022(32)/9/2022-RJ DR- RG-                    DOTCP Dt. 10.2024 signed on
Dt.14.10.2024, pending disposal of the writ petition.

Counsel for the Petitioners: M/s. O. M. R. LAW FIRM

Counsel for the Respondent No.1 : GP FOR MUNICIPAL ADMN & URBAN
                                            DEVELOPMENT
                                          45




Counsel for the Respondent Nos.2 to 4 : Mrs. V. SIREESHA RANI
                                              SC FOR MUNICIPALITY
Counsel for the Respondent No.5 : SRI S.V.S.S.SIVARAM, SC FOR VMC
APHC010095432025




                        WRIT PETITION NO: 5227 OF 2025

Between:


1. Mallapu Sudhakar Reddy, S/o. Late Somi Reddy, Age 68 years, Occ:
   Business, Residing at MIG 1A/14, Sector-6, Mvp Colony, Visakhapatnam-
    530017.

2. Mungamuri Sowbhagya Lakshmi, W/o. Late Chenchu Narasimha Rao,
   Aged 66 Years, Occupation as Builder, Residing at MIG 1A/14, Sector-6,
   Mvp        Colony,     Visakhapatnam              530017,    Bearing     BA

    No. 1086/6117/B/Z3/MEM/2021

                                                                 ...Petitioners
                                      AND


   1. The State of Andhra Pradesh, Municipal Administration and           Urban

       Development (H) Department, AP Secretariat, Velagapudi, Amaravathi,
       Guntur District. Rep. by its Principal Secretary.
   2. The Directorate of Town and Country Planning, Government of Andhra
       Pradesh, MGM Capital, Ground Floor, Beside Little Village Restaurant,
       Chinna Kakani, Mangalagiri, Guntur, Rep. by its Director.
   3. Vijayawada Municipal Corporation, And Chairman of the Enquiry
      Committee, Vijayawada, Krishna District. Appointed in terms of
      GMMs.No.373 Municipal Administration and Urban           Development(H)
       Department, Rep. by its Commissioner.
  4. The Tanuku Municipality, Tanuku, West Godavari District,       Rep.by its
      Commissioner.

  5. Greater Visakhapatnam Municipal Corporation, Visakhapatnam, Rep.by
      its Commissioner.
                                            46




                                                                  ...Respondents

      Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to issue a writ of mandamus or any other appropriate writ or direction
declaring    the    action    of   the     1    respondent   in   issuing    Memo
No. 1768902/F11/2024         Dt.20.08.2024 and the consequential proceeding
issued by the Director of town           and country planning in Endt. Roc. No.
MAU03-19022(32)/9/2022-RJ DR- RG-               DOTCP Dt. 10.2024 signed on
Dt. 14.10.2024 and set aside the same and            consequently direct the 5*^
respondent to consider the TDR certificate purchased by the petitioner for
building permission without reference to memo issued by the 1®* respondent
issued in Memo No. 1768902/F11/2024 Dt.20.08.2024 and the consequential
proceeding issued by the Director of town and country planning in Endt. Roc.
No. MAU03-19022(32)/9/2022-RJDR- RG-DOTCP Dt. 10.2024 signed                     on

Dt.14.10.2024.



lA NO: 1 OF 2025


     Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the writ petition, the High Court may be
pleased to suspend the proceedings of the 1®' respondent in issuing Memo
No. 1768902/H1/2024 Dt.20.08.2024 and the consequential proceeding issued
by the Director of town and country planning in Endt. Roc. No. MAU03-
19022(32)/9/2022-RJDR- RG-DOTCP Dt. 10.2024 signed on Dt.14.10.2024,
pending disposal of the writ petition.

lA NO: 2 OF 2025


      Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
direct the 5*^ respondent to consider the building applications submitted by
the petitioner on the basis of the TDR certificates purchased by the petitioner
                                       47




without reference to the proceedings issued by the 1®* respondent in Memo
NO.1768902/H1/2024 Dt.20.08.2024 and the consequential proceeding
issued by the Director of town and country planning in Endt. Roc. No.
MAU03-19022(32)/9/2022-RJDR- RG-DOTCP Dt. 10.2024 signed on
Dt.14.10.2024, pending disposal of the WP.


Counsel for the Petitioners: M/s. O. M. R. LAW FIRM

Counsel for the Respondent No.1 : GP FOR MUNICIPAL ADMN & URBAN
                                     DEVELOPMENT
Counsel for the Respondent Nos.2 to 4 : Mrs. V. SIREESHA RANI
                                           SC FOR MUNICIPALITY
Counsel for the Respondent No.5 : SRI S.V.S.S.SIVARAM, SC FOR VMC
APHC010099142025




                      WRIT PETITION NO: 5309 OF 2025

Between:


   I.Nagam Venkata Bhimeswara Rao, S/o. Nagam Subbarao, Age 65 years,
      Occupation as Business,     Residing at Flat-      101,      Vivekananda

     Visakhapatnam-530045, bearing BA        NO.1086/6943/B/Z2A           DA/2021.

     Chalamaji Collective apartment, Nagar, Yendada,
   2. M/s. AVK Builders, Represented by GPA Holder, Alapati Saritha W/o.
      Late A.Shivanand, aged about 43 years, Occ Business, Residing at
      mig-1-299, near      visakha eye hospital, baba nagar road             no,3,
      P.M.Palem,         Visakhapatnam-530041                   bearing        BA

      NO.1086/0861/B/Z2/PEM 12022.

   3. Chandra Kala, Aged 50 years, W/o.         Pathakota Raghava Reddy,
       Business,    Residing at F.No 102, White Lotus      Apartment, Y M       R

       Colony,     Proddatur    516360,    Kadapa     District,    bearing     BA

       NO.TEMP/1014/0069/B/PDTR/YMRC/2022.
                                                  48




   4. Pakki Srinivas, S/o. Late P V                   Sudarshan Rao, Age 52 years,
      Occupation as Private job. Residing at D.No.55-19-01, Plot No.56, HB
      Colony,     Visakhapatnam-            530022,        1086/0810/B/Z3/H       NY/2022,
      bearing BA No.
   5. M/s. PMR Constructions, Rep. by Kamjula Lakshmi Prabhavathi, W/o.
       K. Venkata Subba Reddy, Age 65 years.                  Occupation as house wife.
       Residing at         D.No.55-41-18/,            Seethammadhara, Visakhapatnam
      bearing BA No. 1086/1163/B/Z3/DNY/2022. Doctors Colony,
                                                                              ...Petitioners
                                                AND


1. The State Of Andhra Pradesh, Municipal Administration                       and    Urban

    Development (H) Department, AP Secretariat, Velagapudi, Amaravathi,
    Guntur District. Rep. by its Principal Secretary.
2. The Directorate of Town and Country Planning Government of Andhra
    Pradesh, MGM Capital, Ground Floor, Beside Little Village Restaurant,
   Chinna Kakani, Mangalagiri, Guntur, Rep. by its Director.
3. The Commissioner, Vijayawada Municipal Corporation,                  And Chairman of

   the Enquiry Committee, Vijayawada, Krishna District. Appointed in terms
   of GMMs.No.373 Municipal Administration and Urban                     Development(H)
   Department,

4. The Tanuku Municipality, Tanuku, West Godavari District,                     Rep.by its
   Commissioner.

5. Greater Visakhapatnam Municipal Corporation, Visakhapatnam, Rep.by its
  Commissioner.

                                                                         ...Respondents

     Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to issue a writ of mandamus or any other appropriate writ or direction
declaring   the   action    of   the   1
                                           St
                                                 respondent    in   issuing    Memo     No.
1768902/H1/2024 Dt.20.08.2024 and the consequential proceeding issued by
the Director of town and country planning in Endt. Roc. No. MAU03-
                                          49




 19022(32)/9/2022-RJ DR- RG- DOTCP Dt. 10.2024 signed on Dt. 14.10.2024
and set aside the same and consequently direct the respondent to consider
the TDR certificate purchased        by the petitioners for building permission
without reference to memo issued by the respondent issued in Memo No.
1768902/H1/2024 Dt.20.08.2024 and the consequential proceeding issued by
the Director of town and country planning in Endt. Roc. No. MAU03-
19022(32)/9/2022-RJDR- RG-DOTCP Dt. 10.2024 signed on Dt.14.10.2024.
lA NO: 1 OF 2025


     Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the writ petition, the High Court may be
pleased to suspend the proceedings of the 1®* respondent Memo No.
1768902/H1/2024 Dt.20.08.2024 and the consequential proceeding issued
by the Director of town and country planning in Endt. Roc. No. MAU03-
19022(32)/9/2022-RJDR- RG-DOTCP Dt. 10.2024 signed on Dt. 14.10.2024,
pending disposal of the writ petition.

lA NO: 2 OF 2025


      Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
direct the 5**^ respondent to consider the building applications submitted by
the petitioners on the basis of the           TDR certificates purchased by the
petitioners without reference to the proceedings issued by the 1®* respondent
No.   1768902/H 1/2024 Dt.20.08.2024          and the consequential proceeding
issued by the Director of town and country planning in Endt. Roc. No.
MAU03-19022(32)/9/2022-RJDR- RG-DOTCP Dt. 10.2024 signed on Dt.
14.10.2024, pending disposal of the writ petition.

Counsel for the Petitioners: M/s. O. M. R. LAW FIRM

Counsel for the Respondent No.1 : GP FOR MUNICIPAL ADMN & URBAN
                                         DEVELOPMENT
                                                50




Counsel for the Respondent Nos.2 to 4 : Mrs. V. SIREESHA RANI
                                       SC FOR MUNICIPALITY
Counsel for the Respondent No.5 : SRI S.V.S.S.SIVARAM, SC FOR VMC
APHC010099112025




                            WRIT PETITION NO: 5420 OF 2025

Between:


1.     AVK     Builders,     Managing        Partner       Alapati    Saritha   W/o.     Late
       A.Shivanand, aged about 43 years, Occ: Business, Residing at mig-1-
      299         near visakha eye hospital, baba           nagar roadno.3, P.M.Palem
      Visakhapatnam- 530041, bearing BA No. 1086/0861/B/Z2/PEM                   12022.

2.     Sree Balaji     Infra Avenues,         Rep by Tadikonda Balaji,           S/o     TVS

     Ramachandra Rao (late). Age 52 years. Occupation as Business, Residing
      at 50-83-     12 Madhuranagar, Sitampeta junction               bearing 530016, BA
      Visakhapatnam No. 1086/3108/B/Z2/MAR/2021.

3.Verupanda Anitha, W/o. Verupanda Sudhakar, Age 56 years. Occupation
     as       Business,     Residing    at    45-2-60/23/1,          Ramachandra       Nagar,
     Akkayyapalem                 Visakhapatnam             530016         bearing         BA
      No. 1086/7034/B/Z3/M12/2021.

4. Gunda Srinivas, S/o. Late G.V.A.R. Bhaskar, Age 52 Years, Occupation as
     Private Job, Residing at do G.V.Bharati, Flat No 509, 5th Floor, Vaisakhi
     Pearl,    Midilapuri      Vuda     Colony,        Besides   State   Bank    of     India,
   Visakhapatnam No.1086/3097/B/Z1/PEM/2021. 530041, bearing BA
5.Kalidindi Rukmini, W/o. Viswanadha Raju, Age 63 years. Occupation as
     House wife. Residing at D.No. 10-289, Visalakshi nagar, Visakhapatnam-
     530043, bearing BA No. 1086/0996/B/Z2A/AR/2022.
6.D. Chandrashekhar, S/o. Late D. Raghunadh, Age 49years, Occupation as
     Private Employee, Residing at D.no40-2-416, Santhinagar, Kailasapuram,
 Visakhapatnam- 530024, No.1086/0950/B/Z8/CDA/2022. bearing BA
                                                51




7.SVRK Nirmaan, Rep by K. Venkateswara Rao                         S/o. Appalanaidu Raju
  (Late), Age 50 years. Residing at F.NoE4,Nightingale Nestle Gazetted
 Officers Colony, Near Dr.V S Krishna College, Isukathota, Visakhapatnam
 530022 bearing B.A.No1086/6899/B/Z6/KEM/2021.
8.Rani Builders, Managing Partner K. Kameswara Rao, S/o. Rama Rao, Age
  57 years. Occupation as Business, Residing at D.No. 31-28-17, Beside
  Sairam       parlour     road            Kurmannapalem,            bearing       BA    No.
  1086/1133/B/Z6/KEM/2022. Visakhapatnam-530046,
9.Kotti Ramakrishna, S/o. K. Surya Ramayya, Age 56 years. Occupation as
  Builder,    Residing     at     D.no     45-48-7/2,       Abidnagar,    Akkayyapalem,
 Visakhapatnam 530016 1086/0870/B/Z2/YDA/2022. bearing BA No.
lO.Katady Srinivasa Raju, S/o. (Late)               Katady Veera Raju, Age 58 years.
  Occupation as Railway contractor. Residing     at C/o Guru Krupa
  Constructions, Srinivasa Raju, 8-22/1A Sudha Sri Nivas, PM Palem,
  Near       Srujana     School,     Madhurawada,             Visakhapatnam          (Rural),
  Visakhapatnam                 Andhra        Pradesh        530041,       bearing        BA
  No. 1086/1139/B/Z2/MRT/2022.

11.M/s. Sri Sai Venkata Durga Constructions, Managing partner Bogavilli
   Rama
            Chandra Rao, S/o Late B Chinna Rao, Age 48 years.
  OccupatiorL as^ Business, -Residing                 at Dno.1-150,      Pilakavanipalem
  Madhurwada,             Visakhapatnam                 5300416,         bearing         BA

  No. 1086/1164/B/Z2/KDI/2022.

12.Dittakavi Surya Prakasa Rao, S/o. D. Appala Satyanarayana, Age 67
   years,      Padala Swath I W/o. P. Nageshwararao,                     Age 45 years
  Occupation as Business                 Residing at 27-259/2 Panchayathi colony
   appannapalam,         Vepagunta,          Pendurthi,        Visakhapatnam-530047,
   bearing BA No. 1086 1078/B/Z8/EGE/2022.
13.M/s. Veda Develops, rep by Managing                    Partner Rajana Appalanaidu
  S/o. Satyanarayana, Age 63 years. Occupation as Builder, Residing at
  58-20-27/1,      APSEB             old      happy       homes,          Gopalapatnam,
  Visakhapatnam-530027, bearing BA No. 1086/1363/B/Z2/PEM/2022.
                                           52




14.P. Venkata Madhu Sudhana Rao, S/o. Krishnarjuna Rao, Age 56 years,
   Occupation as Business, Residing at 54-12- 13, 1®' Floor,                Vidyanagar,
   near Krishna college chinna gate, H B Colony,               bearingVisakhapatn am-
   530022, No. 1086/1205/B/Z3/REM/2022.

15.Potnuru   Ramesh       Chakravarthi,    S/o.   Vasudevarao,       Age         53   years.
   Occupation      as    Business,   Residing     at   4-65,    visakha     B         colony
   Srikakulam-532001,                             bearing                                 BA

   NOS.TEMP/1085/0080/B/ALI/SRI/2022

   TEMP/1085/0069/B/ALI/SRI/2021          and     TEMP         /1085/0079/B/ALI         /SRI

   12022.

16.M/s. Sree Sambhav Associates, Residing              at Flat No.301, G.K.Towers,
   Pedawaltair,530017, Visakhapatnam- No.1167/0007/B/ANA/PED/2022.
                                                                           ...Petitioners
                                       AND


   1. The State of Andhra Pradesh, Municipal Administration                  and       Urban

      Development (H) Department, AP Secretariat, Velagapudi, Amaravathi,
      Guntur District.    Rep. by its Principal Secretary.
   2. The Directorate of Town and Country Planning, Government of Andhra
      Pradesh, MGM Capital, Ground Floor, Beside Little Village Restaurant
      Chinna Kakani, Mangalagiri, Guntur, Rep. by its Director.
   3. Vijayawada Municipal Corporation, And Chairman of the Enquiry
      Committee,     Vijayawada, Krishna District.             Appointed    in    terms   of

      GMMs.No.373 Municipal Administration and Urban                  Development(FI)
      Department, Rep by its Commissioner.
   4. The Tanuku Municipality, Tanuku, West Godavari District,                   Rep.by its
      Commissioner.

   5. Greater Visakhapatnam Municipal Corporation, Visakhapatnam, Rep.by
      its Commissioner.

                                                                      ...Respondents

     Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
                                               53




pleased to issue a writ of mandamus or any other appropriate writ or direction
                                                 St
declaring      the   action      of   the    1        respondent   in     issuing     Memo
No. 1768902/H1/2024 Dt.20.08.2024 and the consequential proceeding issued
by the Director of town and country planning in Endt.                   Roc.   No.   MAU03-

19022(32)/9/2022-RJDR- RG- DOTCP Dt. 10.2024 signed on Dt. 14.10.2024
and set aside the same and consequently direct the 5*^ respondent to consider
the TDR certificate purchased by the petitioner without reference to memo
                         St
issued    by   the   1        respondent    issued     in   Memo   No. 1768902/H 1/2024
Dt.20.08.2024 and the consequential proceeding issued by the Director of
town and country planning in Endt. Roc. No.MAU03-19022(32)/92022 -RJDR-
RG-DOTCP Dt. 10.2024 signed on Dt.14.10.2024.


lA NO: 1 OF 2025


       Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the writ petition, the High Court may be
pleased to suspend the respondent in issuing Memo No. 1768902/H 1/2024
Dt.20.08.2024 and the consequential proceeding issued by the Director of
town     and country planning in Endt. Roc. No. MAU03-19022(32)/9/20 22-RJ
DR- RG- DOTCP Dt. 10.2024 signed on Dt.14.10.2024, pending disposal of
the writ petition.


Counsel for the Petitioners; M/s. O. M. R. LAW FIRM


Counsel for the Respondent No.1 : GP FOR MUNICIPAL ADMN & URBAN
                                             DEVELOPMENT
Counsel for the Respondent Nos.2 to 4 : Mrs. V. SIREESHA RANI
                                                      SC FOR MUNICIPALITY
Counsel for the Respondent No.5 : SRI A.S.C. BOSE, SC FOR GVMC

The Court made the following Common order:
 APHC010485902024

                   IN THE HIGH COURT OF ANDHRA PRADESH
                               AT AMARAVATI                        [3457]
                        (Special Original Jurisdiction)

   WEDNESDAY,THE TWENTY FOURTH DAY OF SEPTEMBER
                   TWO THOUSAND AND TWENTY FIVE
                              PRESENT
            THE HONOURABLE SRI JUSTICE HARINATH.N
                  WRIT PETITION NO: 25101/2024
Between:
   1.SRI GAYATHRI CONSTRUCTIONS, REPRESENTED BY ITS
     PROPRIETOR, SMT. SRI LAKSHMI BATTULA, AGED ABOUT
     49 YEARS, OCCUPATION- BUSINESS, R/0. FLAT NO. 301,
     MELODY HOMES, 1/1 LANE, VIDYA NAGAR, GUNTUR CITY
     AND DISTRICT.
   2. M/S.  ADITHYA   INFRA,,    REPRESENTED                    BY    ITS
      PARTNER/AUTHORIZED     SIGNATORY,  SRI                   SIDDINENI
     VENKATA SIVA RAMA PRASAD, S/0 VEMAIAH, AGED ABOUT
     47 YEARS, OCC- BUSINESS, R/0. FLAT NO. 401, AKULA
     RESIDENCY, 3RD LANE, DEVAPURAM, GUNTUR CITY,
     GUNTUR, ANDHRA PRADESH
   3.SHAIK KHAJA, S/0. LATE ABDUL RAHIM AGED ABOUT 42
     YEARS, OCCUPATION- BUSINESS, R/0. D. NO. 9-4-34,
     RAILPET, NEAR HANUMANTHA RAO HOSPITAL, RAILPET,
     GUNTUR CITY AND GUNTUR DISTRICT.
                                                    ...PETITIONER(S)
                                  AND
   1.THE STATE OF ANDHRA PRADESH, REPRESENTED BY ITS
     PRINCIPAL SECRETARY, MUNICIPAL ADMINISTRATION AND
     URBAN DEVELOPMENT DEPT. OFFICE AT - SECRETARIAT,
     VELAGAPUDI, AMARAVATI, GUNTUR DISTRICT.
   2.THE DIRECTORATE OF TOWN AND COUNTRY PLANNING
     DTCP, STATE OF ANDHRA PRADESH, OFFICE AT - MGM
     CAPITAL, GROUND FLOOR BESIDE LITTLE VILLAGE
     RESTAURANT CHINAKAKANI, MANGALAGIRI, GUNTUR -
     522508. REP. BY ITS DIRECTOR.
  3.THE COMMISSIONER, GUNTUR MUNICIPAL CORPORATION,
     OPPOSITE GANDHI PARK, GUNTUR 522003
  4.THE MUNICIPAL COMMISSIONER, TANUKU MUNICIPALITY,
     TANUKU, WEST GODAVARI DISTRICT.
  5.THE      DIRECTOR,    DEVELOPMENT                     PERMISSION
     MANAGEMENT          SYSTEM    (DPMS).    OFFICE      AT        MGM
     CAPITAL,GROUND         FLOOR       BESIDE    LITTLE        VILLAGE
     RESTAURANT CHINAKAKANI,            MANGALAGIRI,       GUNTUR       -
                                         II2II


                                                           WP No.25101 of 2024 and batch
       522508.


       Petition under Article 226 of the Constitution of India praying that
  m the circumstances stated in the affidavit filed therewith, the High
  Court may be pleased toFor the reasons stated herein above it is most
 humbly prayed that this Honble Court may be pleased to issue a Writ
 Order Direction, more particularly, one in the nature of Writ of
                  ^                                       Respondents, more
 par^culariy the action of the 2nd Respondent in cancelling the part of
 TDRs bonos owned and purchased by the Writ Petitioner vide TDR
 Bond Certificate Nos (i) 1081/00033/TDR/KP/2022 Dt 02/02/2022
 ii)1081/00034/TDR/KP/2022,                                           u^/U2/2U22,
 Dt.08/02/2022,and(iii)1081/00039/TDR/KP/2022,Dt.25/02/2022 and all
 consequential actions that have been taken or contemplated to be
 taken to be high handed, arbitrary, unilateral, illegal, unfair and unjust
 and also violative of the Principles of Natural Justice and also violative
                         ^         Constitution of India, and also violative
 of Writ Petitioners right to do business and also to declare the
 impugned action to be violative of the right to life of the Writ Petitioner
 and also to be violating the Petitioners Constitutional Right to Propertv
 under Article 300-A of the Constitution of India, and also, to be in gross
violation of the Principles of Public Promissory Estoppel.                          b
Consequentially, direct the Respondents to restore the visibility of the
3rd Writ Petitioner as the owner and purchaser of the TDR Bond
Certificate         1081/00033/TDR/KP/2022,        Dt 02/02/2022
 1081/00034/TDR/KP/2022.               Dt.08/02/2022            Nos              and
1081/00039/TDR/KP/2022, Dt. 25/02/2022, in the interest of justice, c
To declare the action of the Respondents, more particularly the 2
Respondent in cancelling, the 1st Writ Petitioners Building Permission
Plans, vide File No.1021/0299/B/GNTC/ GOR/2022, Dt 12/03/2022
along with the Utilization of TDR Bond Certificate No
1081/00039/TDR/KP/2022, Dt.25/02/2022 and the 2nd Writ Petitioners
Building Permission Plans, vide File No.1021/1140/B/GNTC/PAT/202 1
.Dt. 10/03/2022 along with the Utilization of TDR Bond Certificate No
1081/00034/TDR/KP/2022. Dt.08/02/2022, to be high handed,'
arbitrary, unilateral, illegal, unfair and unjust and also violative of the
Principles of Natural Justice and also violative of Articles 14, 19 and
21 of the Constitution of India, and also violative of Writ Petitioners
right to do business and also to declare the impugned action to be
violative of the right to life of the Writ Petitioner, and also to be violating
the Petitioners Constitutional Right to Property under Article 300-A of
the Constitution of India, and also, to be in gross violation of the
Principles of Public Promissory Estoppel, d To declare that the actions
of 2nd Respondent in cancelling, the 1st Writ Petitioners Building
                                       //3//

                                                           WP.No.25101 of 2024 and batch



Permission Plans, vide File No. 1021/0299/B/GNTC/ GOR/2022,
Dt. 12/03/2022 along with the Utilization of TDR Bond Certificate No.
1081/00039/TDR/KP/2022, Dt.25/02/2022 and the 2nd Writ Petitioners
Building     Permission      Plans,      vide      File        No.
1021/1140/B/GNTC/PAT/2021,           Dt.      10/03/2022      along       with     the
Utilization of TDR Bond Certificate No. 1081/00034/TDR/KP/2022, Dt.
08/02/2022 after accepting the TDRs for grant of building permission
for additional construction space, and making the Petitioners to alter
their position, to be in gross violation of the Principles of Public
Promissory Estoppel, e Consequentially, to direct the Respondents to
restore the Writ Petitioners Building Permission Plans, vide File
No. 1021/0299/B/GNTC/ GOR/2022, Dt.2/03/2022 along with the
Utilization   of TDR     Bond   Certificate
                                         No.1081/00039/TDR/KP/2022,
Dt.25/02/2022 and the 2nd Writ Petitioners Building Permission Plans,
vide File No.1021/1140/B/GNTC/PAT/2021 ,Dt. 10/03/2022 along with
the Utilization of TDR Bond Certificate No.1081/00034/TDR/KP/202 2,
Dt.08/02/2022, in the interest of justice, f And to pass such other
order(s) or issue appropriate writs as this Fionble Court may deem fit
and proper in the circumstance of the case, by moulding the reliefs
under Article 226 of the Constitution of India. Prayer is amended as per
the Court's Order dt.03.07.2025 in I.A.No. 04 of 2024.
lA NO: 1 OF 2024
      Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased may be pleased to Direct the Respondents to suspend the
operation of the Memo No. 1768902/H1/2024 Dt. 20.08.2024 and
consequentially suspend the direction in the said Memo No. 1768902/H
1/2024 Dt. 20.08.2024 that the 1st and 2nd Writ Petitioners replace the
the Utilization of TDR Bond Certificate No. 1081/00039/TDR/KP/20 22,
Dt.25/02/2022 in the Building Permission File No. 1021/0299/B/GN TC/
GOR/2022, Dt. 12/03/2022, and the utilization of TDR Bond Certificate
No. 1081/00034/TDR/KP/2022, Dt.08/02/2022 in Building Permission
File No. 1021/1140/B/GNTC/PAT/2021, Dt. 10/03/2022, in the interest
of justice And to pass
lA NO: 2 OF 2024
      Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased may be pleased to Direct the Respondents to restore the
Writ Petitioners Building Permission Plans, vide Building Permission
Plans, vide File No. 1021/0299/B/GNTC/ GOR/2022, Dt. 12/03/2022
along   with   the  Utilization of TDR   Bond   Certificate No.
1081/00039/TDR/KP/2022.            Dt.25/02/2022           and         File         No.
1021/1140/B/G NTC/PAT/2021,          Dt.      10/03/2022      along       with      the
                                        HAH


                                                            WP.No 25101 of 2024 and batch


Utilization of TDR Bond Certificate No, 1081/00034/TDR/KP/2022,
Dt. 08/02/2022, in the interest of justice And to pass
lA NO: 3 OF 2024
      Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased may be pleased to Direct the Respondents to restore the
visibility of the 3rd Writ Petitioner as the owner of TDR Bond Certificate
Nos.        (1)      1081/00033/TDR/KP/2022,          Dt.02/02/2022     (ii)
1081/00034/TDR/KP/2022,                Dt.08/02/2022,        and       (3)
1081/00039/TDR/KP/2022.           Dt.25/02/2022,   issued    by the 4th
Respondent, in the interest of justice and to pass
lA NO: 4 OF 2024
      Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased to amend the prayers sought in the present writ petition by
amending the main prayer as follows (the amendment is shown in bold,
underline); "MAIN PRAYER; For the reasons stated herein above it is
most humbly prayed that this Hon'ble Court may be pleased to issue a
Writ, Order Direction, more particularly, one in the nature of Writ of
Mandamus; or a) To declare the action of the Respondents, more
particularly the action of the 2"*^ Respondent in cancelling the part of
TDRs bonds owned and purchased by the Writ Petitioner vide TDR
Bond Certificate Nos. (i) 1081/00033/TDR/KP/2022, Dt.02/02/2022, (ii)
1081/00034/TDR/KP/2022, Dt.08/02/2022 1081/00039/TDR/KP/2022,
Dt.25/02/2022, and all consequential actions that have been and (iii)
taken or contemplated to be taken to be high handed, arbitrary,
unilateral, illegal, unfair and unjust and also violative of the Principles of
Natural Justice and also violative of Articles 14, 19 & 21 of the
Constitution of India, and also violative of Writ Petitioner's right to do
business and also to declare the impugned action to be violative of the
right to life of the Writ Petitioner, and also to be violating the
Petitioner's Constitutional Right to Property under Article 300-A of the
Constitution of India, and also, to be in gross violation of the Principles
of   Public   Promissory     Estoppel,       b)    Consequentially,   direct  the
Respondents to restore the visibility of the 3""' Writ          Petitioner as the
owner     and    purchaser      of     the        TDR    Bond       Certificate       (i)
1081/00033/TDR/KP/2022,                           Dt.02/02/2022,                     (ii)
1081/00034/TDR/KP/2022,              Dt.08/02/2022,         Nos.        and         (iii)
1081/00039/TDR/KP/2022, Dt.25/02/2022, in the interest of justice, c)
To declare the action of the Respondents, more particularly the 2                    MIA



Respondent in cancelling, the 1st Petitioner's Building Permission
Plans, vide File No. 1021/0299/B/GNTC/ GOR/2022, Dt.                     12/03/2022
along  with  the   Utilization of  TDR    Bond                     Certificate  No.
1081/00039/TDR/KP/2022, Dt.25/02/2022; and the 2             MIA
                                                                   Writ Petitioner's
                                          //5//

                                                          WP.No.25101 of 2024 and batch
                                                                                          m
Building Permission Plans, 1021/1140/B/GNTC/PAT/2021 vide File No.
Dt. 10/03/2022 along with the Utilization of TDR Bond Certificate No.
1081/00034/TDR/KP/2022,           Dt.08/02/2022,     to   be      high     handed,
arbitrary, unilateral, illegal, unfair and unjust and     also violative of the
Principles of Natural Justice and also violative of Articles 14, 19 & 21 of
the Constitution of India, and also violative of Writ Petitioner's right to
do business and also to declare the impugned action to be violative of
the right to life of the Writ Petitioner, and also to be violating the
Petitioner's Constitutional Right to Property under Article 300-A of the
Constitution of India, and also, to be in gross violation of the Principles
of Public Promissory Estoppel, d) To declare that the actions of 2
Respondent in cancelling, the 1®' Writ Petitioner's Building Permission
Plans, vide File 1021/0299/B/GNTC/ GOR/2022, Dt. 12/03/2022 along
with     the     Utilization      of       TDR     Bond        Certificate        No.
1081/00039/TDR/KP/2022, Dt.25/02/2022: and the 2'"* Writ Petitioner's
Building   Permission    Plans,     1021/1140/B/GNTC/P AT/2021,
Dt. 10/03/2022 along with the Utilization of TDR Bond Certificate No.
1081/00034/TDR/KP/2022, Dt.08/02/2022 after accepting the TDRs' for
grant of building No. vide File No. permission for additional construction
space, and making the Petitioners to alter their position, to be in gross
violation of the Principles of Public Promissory Estoppel, e)
Consequentially, to direct the Respondents to restore the Writ
Petitioners'    Building     Permission     Plans,     vide    File    No.
1021/0299/B/GNTC/ GOR/2022, Dt. 12/03/2022 along with the
Utilization    of TDR      Bond        Certificate " 1081/00039/TDR/KP/2022,
Dt.25/02/2022; and the 2"'^ Writ Petitioner's Building Permission Plans
1021/1140/B/GNTC/PAT/2021, Dt.          10/03/2022 along with the
Utilization of TDR Bond Certificate No.            1081/00034/TDR/KP/2022,
Dt.08/02/2022, in the interest of justice, f) And to pass
lA NO: 5 OF 2024

     Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the Fligh Court may
be pleased pleased to suspend the TDR BondCertificate Nos. (1)
Dt.02/02/2022,          (ii)                       1081/00033/TDR/KP/2022,
1081/00034/TDR/KP/2022,                   Dt.08/02/2022,      and       (3)
1081/00039/TDR/KP/2022, Dt.25/02/2022. as revised by the 4
Respondent claiming to be acting under Memo No. 1768902/FI1/2024
Dt. 20.08.2024, in the interest of justice and to pass
Counsel for the Petitioner(S):
   1.UNNAM SRAVAN KUMAR
Counsel for the Respondent(S):
   I.Sireesha Rani Vallabhaneni,Standing Counsel For Municipalities
   2.GP MUNCIPAL ADMN AND URBAN DEVAP
                                    //6//


                                                     WP.No.25101 of 2024 and batch



WRIT PETITION No.30841 OF 2024
Between:

   1.MADISETTI RAMA, W/O. MADISETTI KALIDAS AGED ABOUT
    41 YEARS, OCCUPATION BUSINESS, R/0 4-3-11, NAYDUDU
     PETA 1 LINE, AMARAVATI ROAD CHANDRAMOULI NAGAR
     GUNTUR, GUNTUR DISTRICT.
   2.MADISETTI KALIDAS, ,S/0. M.DALAIAH AGED ABOUT 42
     YEARS, OCCUPATION BUSINESS, R/0 4-3-11, NAYDUDU
     PETA 1 LINE, AMARAVATI ROAD CHANDRAMOULI NAGAR
     GUNTUR, GUNTUR DISTRICT.
   3.MADISETTY VENKATA LAKSHMI, W/O                  KRISHNAMURTHY
     AGED ABOUT 75 YEARS, OCCUPATION BUSINESS, R/O
     DOOR NO 11-09, GORANTIA, GUNTUR, GUNTUR DISTRICT
     ANDHRA PRADESH.
                                                      ...PETITIONER(S)
                                  AND
   1.THE STATE OF ANDHRA PRADESH, REPRESENTED BY ITS
     PRINCIPAL SECRETARY, MUNICIPAL ADMINISTRATION AND
     URBAN DEVELOPMENT DEPT. OFFICE AT - SECRETARIAT
     VELAGAPUDI, AMARAVATI. GUNTUR DISTRICT.
   2.THE DIRECTORATE OF TOWN AND COUNTRY PLANNING
     DTCP, STATE OF ANDHRA PRADESH, OFFICE AT - MGM
     CAPITAL,     GROUND       FLOOR       BESIDE    LITTLE        VILLAGE
     RESTAURANT        CHINAKAKANI,        MANGALAGIRI,          GUNTUR-
     522508. REP, BY ITS DIRECTOR.
   3.GUNTUR MUNICIPAL CORPORATION, REPRESENTED BY
     ITS COMMISSIONER, OPPOSITE GANDHI PARK, GUNTUR
     522003
   4.TANUKU MUNICIPALITY, REPRESENTED BY ITS MUNICIPAL
      COMMISSIONER, TANUKU, WEST GODAVARI DISTRICT.
   5. DEVELOPMENT    PERMISSION  MANAGEMENT     SYSTEM
      DPMS,   DEVELOPMENT    PERMISSION   MANAGEMENT
     SYSTEM (DPMS) REPRESENTED BY ITS DIRECTOR, OFFICE
     AT    -   MGM   CAPITAL.GROUND         FLOOR      BESIDE         LITTLE
     VILLAGE     RESTAURANT         CHINAKAKANI.         MANGALAGIRI
     GUNTUR-522508.
                                                    ...RESPONDENT(S):
     Petition under Article 226 of the Constitution of India praying that
in the circumstances stated in the affidavit filed therewith, the High
Court may be pleased topleased to issue a Writ, Order or Direction,
more particularly, one in the nature of Writ of Mandamus a) To declare
the action of the Respondents, more particularly the action of the 2nd
Respondent in cancelling the part of TDRs            bonds owned           and
                                      mu


                                                       WP.No.25101 of 2024 and batch



purchased by the Writ Petitioners vide TDR Bond Certificate                  Nos.
1081/00031/TDRA/A/2022, Dt. 04/01/2022, 1081/00024/TDR/VA/2021,
Dt. 27/08/2021 and all consequential actions that have been taken or
contemplated to be taken to be high handed, arbitrary, unilateral,
illegal, unfair and unjust and also violative"of the Principles of Natural
Justice and also violative of Articles 14, 19 and 21 of the Constitution
of India, and also violative of Writ Petitioners right to do business and
also to declare the impugned action to be violative of the right to life of
the Writ Petitioner, and also to be violating the Petitioners
Constitutional Right to Property under Article 300-A of the Constitution
of India, and also, to be in gross violation of the Principles of Public
Promissory Estoppel, b) Consequentially, direct the Respondents to
restore the visibility of the Writ Petitioners as the owners and
purchasers       of      the      TDR        Bond       Certificate           Nos.
1081/00031/TDR/VA/2022, Dt. 04/01/2022,1081/00024 /TDRA/A/2021,
Dt. 27/08/2021 in the interest of justice, c) To declare the action of the
Respondents, more particularly the 2nd Respondent in cancelling, the
1st and 2nd Writ Petitioners Building Permission Plan, vide File Nos.
1021/0128/B/GNTC/GOR/2022 Dt 03703/2022 along with the Utilization
of TDR Bond Certificate No. 1081/00031/TDRA/A/2022, Dt.
04/01/2022, after accepting the same for grant of building permission
for additional construction space, and making the Petitioners to alter
their position, to be high handed, arbitrary, 'unilateral, illegal, unfair and
unjust and also violative of the Principles of Natural Justice and also
violative of Articles 14, 19 and 21 of the Constitution of India, and also
violative of Writ Petitioners right to do business and also to declare the
impugned action to be violative of the right to life of the Writ Petitioners,
and also to be violating the Petitioners Constitutional Right to Property
under Article 300-A of the Constitution of India, and also, to be in gross
violation of the Principles of Public Promissory Estoppel, d) To declare
the action of the Respondents, more particularly the 2nd Respondent in
cancelling, the 3rd Writ Petitioners Building Permission Plan, vide File
No. 1021/0382/B/GNTC/GOR/2021 Dt. 19/11/2021, along with the
Utilization of TDR Bond Certificate No. 1081/00024/ TDRA/A/2021, Dt.
27/08/2021, after accepting the same for grant of building permission
for additional construction space, and making the Petitioner to alter
their position, to be high handed, arbitrary, unilateral, illegal, unfair and
unjust and also violative of the Principles of Natural Justice and also
violative of Articles 14, 19 and 21 of the Constitution of India, and also
violative of Writ Petitioners right to do busiriess and also to declare the
impugned action to be violative of the right to life of the Writ Petitioner,
and also to be violating the Petitioners Constitutional Right to Property
under Article 300-A of the Constitution of India, and also, to be in gross
violation of the Principles of Public Promissory Estoppel, e)
                                                //8//


                                                                     WP. No.25101 of 2024 and batch


Consequentially, to direct the Respondents to restore the (i) 1st and
2nd Writ Petitioners Building Permission Plan, vide File No.
1021/0128/B/GNTC/GOR/2022 Dt 03/03/2022 along with the Utilization
ofTDR Bond Certificate No. 1081/00031/TDRA/A/2021, Dt. 03/03/2022,
(ii)    Writ   Petitioner         Building    Permission Plan vide                  File      No.
1021/0382/B/GNTC/GOR/2021                     Dt.  19/11/2021, along                with      the
Utilization ofTDR Bond Certificate No. 1081/00024/TDRA/A/2021, Dt.
27/08/2021, in the interest of justice, f) And to pass
lA NO: 1 OF 2024
     Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the Fligh Court may
be pleased may be to Direct the Respondents to suspend the operation
of the Memo No. 1768902/H1/2024 Dt. 20.08.2024 and consequentially
suspend the direction in the said Memo No. 1768902/Fl 1/2024 Dt.
20.08.2024 that; (i) the 1st & 2nd Writ Petitioners replace the utilization
of      TDR    Bond      Certificate         No.        1081/00031/TDRA/A/2021,               Dt.
04/01/2022,      in   the         Building    Permission          Plan   vide      File     Nos.
1021/0128/B/GNTC/GOR/2022 Dt. 03/03/2022; (ii) the 3'"'^, Writ
Petitioner     replace      the     utilization        of   TDR   Bond     Certificate       No.
1081/00024/TDRA/A/2021, Dt. 27/08/2021 in the Building                            Permission
Plan, vide File No.           1021/0382/B/GNTC/GOR/2021                    Dt. 19/11/2021
pending disposal of the main writ petition and to pass
lA NO: 2 OF 2024
     Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the Fligh Court may
be pleased may be to Direct the Respondents to restore the (i) the 1st
& 2nd Writ Petitioners' Building Permission Plan, vide File Nos.
1021/0128/B/GNTC/GOR/2022 Dt. 03/03/2022 along with the
Utilization ofTDR Bond Certificate No. 1081/00031/TDR/VA/2021, Dt.
04/01/2022,: (ii) the 3rd Writ Petitioner Building Permission Plan, vide
File No. 1021/0382/B/GNTC/GOR/2021 Dt. 19/11/2021, along with the
Utilization of TDR Bond Certificate No. 1081/00024/TDR/VA/2021, Dt.
27/08/2021 pending disposal of the main writ petition and to pass
lA NO: 3 OF 2024
     Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the Fligh Court may
be pleased may be to Suspend the TDR Bond Certificate                                      Nos.
1081/00031/TDRA/A/2022, Dt. 04/01/2022, 1081/00024/TDRA/A/2021,
Dt. 27/08/2021 as revised by the 4th Respondent claiming to be acting
under Memo No. 1768902/F11/2024 Dt. 20.08.2024, pending disposal
of the main writ petition and to pass
Counsel for the Petitioner(S):
       1.UNNAM SRAVAN KUMAR
Counsel for the Respondent(S):
                                       //9//


                                                      WP No.25101 of 2024 and batch


   1.GP MUNCIPAL ADMN AND URBAN DEV AP
The Court made the following:
WRIT PETITION No.23029 OF 2024
Between:
   1.KOLLIPARA SRIDEVI, W/0. K.D.V. PRASAD, AGED ABOUT 51
    YEARS,       R/0.       19-15-47,     BOSE      ROAD,
    MUTT1SETTIPALEM,TENALI-522501.
                                                            ...PETITIONER
                                  AND
   1.THE STATE OF ANDHRA PRADESH, REP BY SPL CHIEF
     SECRETA.RY            TO            GOVERNMENT              MUNICIPAL
     ADMINISTRATION   AND   URBAN  DEVELOPMENT  DEPT
     SECRETARIAT    BUILDING   VELAGAPUDI  AMARAVATI
     ANDHRA PRADESH
   2.THE DIRECTORATE OF TOWN AND COUNTRY PLANNING
     GOVT    OF A P,      REP    BY      ITS   DIRECTOR    MGM       CAPITAL
     GROUND FLOOR BESIDE LITTLE VILLAGE RESTAURANT
     CHINAKAKANI MANGALAGIRI GUNTUR 522508
   3.THE    TANUKU     MUNICIPALITY,     REP    BY     ITS
     COMMISSIONER.,NARENDHRANATH       ST,   OLD    TOWN
     TIMMARAJUPURAM.TANUKU, ANDHRA PRADESH
   4.VIJAYAWADA MUNICIPAL CORPORATION, REP. BY ITS
     COMMISSIONER JAWAHARLAL NEHRU BUILDING, CANAL
     ROAD, ONE TOWN, VIJAYAWADA - 520001.
                                        ...RESPONDENT(S):
     Petition under Article 226 of the Constitution of India praying that
in the circumstances stated in the affidavit filed therewith, the High
Court may be pleased tomay be pleased to issue appropriate writ,
order or direction more particularly one in the nature of rit of Mandamus
declaring the impugned MEMO No 1768902/HI/2024 dated 20-08-2024
as arbitrary, illegal, without jurisdiction, and in violation of the well
settled principles of Natural Justice under construction of India art 14
,300A by suspending the operation of the impugned memo dated 20-
08-2024 and consequently grant the permission for extension of
building located at Flat No. 17, Brahmam Road, New R.T.C Colony,
Vijayawada to pass such
lA NO: 1 OF 2024
     Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased may be pleased to direct the respondent no. 4 to consider
the application for granting the permission for the extension of building
located at Flat No. 17, Brahmam Road, New R.T.C Colony, Vijayawada
by suspending the operation of the impugned Memo No.
                                    //10//


                                                          WP.No.25101 of 2024 and batch


1768902/H1/2024 dated 20-08-2024 pending the above Writ petition
and to pass such
Counsel for the Petitioner:
    1.NAMBURI SURYA VENKATA MAHARSHI
Counsel for the Respondent(S):
   1. GP FOR MUNCIPAL ADMN URBAN DEV
   2.Sireesha Rani Vallabhaneni,Standing Counsel For Municipalities
  3.S.V.S.S.SIVARAM SC For VMC
WRIT PETITION No.25481 OF 2024
Between:
   1.YADLAPALLI       SUSHMITHA,            W/O   SRI.     DR.       GOTTIPATI
     NAGARJUNA AGED ABOUT 39 YEARS, OCCUPATION
     DOCTOR, DOOR NO. 16-9-476, VIJAYAPURI 0 LINE, BESIDE
     RED ROSE APARTMENT, J.K.C. COLLEGE ROAD, GUNTUR -
     522006
                                                               ...PETITIONER
                                 AND
   1.THE STATE OF ANDHRA PRADESH, REPRESENTED BY ITS
     PRINCIPAL SECRETARY, MUNICIPAL ADMINISTRATION AND
     URBAN DEVELOPMENT DEPT. OFFICE AT - SECRETARIAT
     VELAGAPUDI, AMARAVATI, GUNTUR DISTRICT.
   2.THE DIRECTORATE OF TOWN AND COUNTRY PLANNING
     DTCP, STATE OF ANDHRA PRADESH, OFFICE AT - MGM
     CAPITAL, GROUND FLOOR BESIDE LITTLE VILLAGE
     RESTAURANT CHINAKAKANI, MANGALAGIRI, GUNTUR-
     522508. REP. BY ITS DIRECTOR.
   3.GUNTUR  MUNICIPAL CORPORATION, REP                                BY  ITS
    COMMISSIONER, OPPOSITE GANDHI PARK,                                GUNTUR
     522003
   4.TANUKU   MUNICIPALITY,  REP   BY  ITS  MUNICIPAL
     COMMISSIONER, TANUKU, WEST GODAVARI DISTRICT.
   5.THE        DIRECTOR,         DEVELOPMENT                    PERMISSION
     MANAGEMENT         SYSTEM      (DPMS).       OFFICE         AT          MGM
     CAPITAL, GROUND FLOOR                   BESIDE LITTLE VILLAGE
     RESTAURANT CHINAKAKANI,                  MANGALAGIRI  GUNTUR-
     522508.

                                                         ...RESPONDENT(S):
     Petition under Article 226 of the Constitution of India praying that
in the circumstances stated in the affidavit filed therewith, the High
Court may be pleased topleased to issue a Writ, Order or Direction,
more particularly, one in the nature of Writ of Mandamus a) To declare
the action of the Respondents, more particularly the 2nd Respondent
in cancelling, the Writ Petitioners Building Permission Plans, vide File
No. 1021/0529/B/GNTC/ GUJ/2021, Dt.07/02/2022 along with the
                                      //II//


                                                        WP. No.25101 of 2024 and batch


Utilization  of    TDR     Bond       Certificate  Nos.    (i)  TDR     No.
1081/00015/TDR/PA/2021,           Dt.     06/05/2021 • (ii)    TDR      No.
1081/00018/TDR/PA/2021, Dt. 06/05/2021 .and all consequential
actions that have been taken or contemplated to be taken to be high
handed, arbitrary, unilateral, illegal, unfair and unjust and also violative
of the Principles of Natural Justice and also violative of Articles 14, 19
and 21 of the Constitution of India, and also violative of Writ Petitioners
right to do business and also to declare the impugned action to be
violative of the right to life of the Writ Petitioner, and also to be violating
the Petitioners Constitutional Right to Property under article 300-A of
the Constitution of India, and also to be in Gross violation of the
Principles of Public Promissory Estoppel, b) To declare that the actions
of 2nd      Respondent in cancelling, the Writ Petitioners Building
Permission Plans, vide File No. 1021/0529/B/GNTC/ GUJ/2021,
Dt.07/02/2022 along with the Utilization of TDR Bond Certificate Nos.
(i) TDR No. 1081/00015/TDR/PA/2021, Dt. 06/05/2021 (ii) TDR No.
1081/00018/TDR/PA/2021, Dt. 06/05/2021, after accepting the TDRs
for grant of building permission for additional construction space, and
making the Petitioners to alter their position, to be in gross violation of
the Principles of Public Promissory Estoppel, c) Consequentially , to
direct the Respondents to restore the Writ Petitioners Building
Permission Plans, vide File No. 1021/0529/B/GNTC/ GUJ/2021,
Dt.07/02/2022 along with the Utilization of TDR Bond Certificate Nos.
(i) TDR No. 1081/00015/TDR/PA/2021, Dt. 06/05/2021 (ii) TDR No.
1081/00018/TDR/PA/2021, Dt. 06/05/2021, in the interest of justice, d)
Consequentially, to direct the Respondents to issue the Occupancy
Certificate/Completion Certificate to the Writ Petitioner as per the law
contemplated under Rule 3(33) of the A.P. Building Rules for the
Building Permission Plans, vide File No. 1021/0529/B/GNTC/
GUJ/2021, Dt.07/02/2022 in the interest of justice, e) And to pass
Prayer is amended as per the Court's Order dt.03.07.2025 in I.A.No. 04
of 2024.
lA NO: 1 OF 2024
     Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the Fligh Court may
be pleased pleased Direct the Respondents to suspend the operation
of the Memo No. 1768902/H1/2024 Dt. 20.08.2024 and consequentially
suspend the direction in the said Memo No. 1768902/F11/2024                       Dt.
20.08.2024 that the Writ Petitioner replace the     Utilization of TDR Bond
Certificate    Nos.   (i) TDR    No.     1081/00015/TDR/PA/2021,     Dt.
20/03/2021 :(ii) TDR No 1081/00018/TDFWA/2021, Dt. 06/05/2021, in
the Building Permission File No. 1021/0529/B/GNTC/GUJ/2022.
Dt.07/02/2022, in the interest of justice. Pending disposal of the main
Writ Petition, and to pass
                                       //1211



                                                         WP.No.25101 of 2024 and batch

 lA NO: 2 OF 2024
     Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased pleased to "Direct the Respondents to restore the Writ
 Petitioner's Building Permission Plans, vide Building Permission Plans
vide File No. 1021/0529/B/GNTC/ GUJ/2021, Dt.07/02/2022 along with
the    Utilization   of   TDR    Bond Certificate Nos           (i)   TDR        No.
1081 /OO015/TDR/PA/2021,            Dt.    20/03/2021;     (ii) TDR
1081/00018/TDRA/A/2021, Dt. 06/05/2021, in the interest of justice
Pending disposal of the present Writ Petition, And to pass
lA NO: 3 OF 2024
     Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
                                                                         f" * ;
be pleased pleased to Direct the Respondents to process and decide
the Writ Petitioner's application for issuance of the Occupancy
Certificate/ Completion Certificate to the writ petitioner as per law
contemplated under Rule 3(33) of the A.P. Building Rules for the
Building permission plans vide building permission plans vide Building
Permission file NO. 1021/0529/B/GNTC/GUJ/2021, Dt.07/02/2022 in
the interest of justice Pending disposal of the present Writ Petition, and
to pass
lA NO: 4 OF 2024
     Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased pleased to amend the prayers sought in the present writ
petition by amending the main prayer as follows (the amendment is
shown in bold, underline): "MAIN PRAYER; For the reasons stated
herein above it is most humbly prayed that this Hon'ble Court may be
pleased to issue a Writ, Order or Direction, more particularly, one in the
nature of Writ of Mandamus; a) To declare the action of the
Respondents, more particularly the 2"" Respondent in cancelling, the
Writ Petitioner's Building Permission Plans, vide File No
1021/0529/B/GNTC/GUJ/2021, Dt.07/02/2022 along with the Utilization
of TDR Bond Certificate Nos. (i) TDR No. 1081/00015/TDR/PA/2021
Dt. 06/05/2021; (ii) TDR 1081/00018/TDR/PA/2021, Dt. 06/05/202T
consequential actions that have been taken or contemplated to be
taken to be high handed, arbitrary, unilateral, illegal, unfair and unjust
and also violative of the Principles of Natural Justice and also violative
of Articles 14,19 & 21 of .the Constitution of India, and also violative of
Writ Petitioner's right to do business and also to declare the impugned
action to be violative of the right to life of the Writ Petitioner, and also to
be violating the Petitioner's Constitutional Right to Property under
Article 300-A of the Constitution of India, and also, to be in gross
violation of the Principles of Public Promissory Estoppel.b) To declare
                                     //13//


                                                       WP.No.25101 of 2024 and batch



that the actions of 2'^'^ Respondent in cancelling, the Writ Petitioner's
Building Permission 1021/0529/B/GNTC/ GUJ/2021, Dt.07/02/2022
along with the Utilization of TDR Bond Certificate Nos. (i) TDR No.
1081/00015/TDR/PA/2021,         Dt.    06/05/2021;      (ii)  TDR      No.
1081/00018/TDR/PA/2021, Dt. 06/05/2021 after accepting the TDRs'
for grant of building permission for additional construction space, and
making the Petitioners to alter their position, to be in gross violation of
the Principles of Public Promissory Estoppel. Plans, vide File No. c)
Consequentially, to direct the Respondents to restore the                        Writ
Petitioner's   Building   Permission Plans,  vide    File                        No.
1021/0529/B/GNTC/ GUJ/2021, Dt.07/02/2022 along with                             the
Utilization of'TDR Bond Certificate Nos. (i) TDR 1081/00015/TD
R/PA/2021 No. Dt. 06/05/2021; (ii) TDR 1081/00018/TDR/PA/2021, Dt.
06/05/2021, in the interest of No. justice, d) Consequentially, to direct
the Respondents to issue the Occupancy Certificate/Completion
Certificate to the Writ Petitioner as per the law contemplated under
Rule 3(33) of the A.P. Building Rules for the Building Permission Plans,
vide File No. 1021/0529/B/GNTC/ GUJ/2021, Dt.07/02/2022                     in    the
interest of justice, e) And to pass such other order(s)                or    issue
appropriate writs as this Hon'ble Court may deem fit and proper in the
circumstances of the case, by moulding the reliefs under Article 226 of
the Constitution of India." in the interest of justice, and to pass
lA NO: 5 OF 2024
     Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the Fligh Court may
be pleased pleased to suspend the TDR Bond Certificate No. TDR
NO.1081/00018/TDR/PA/2021, Dt. 06/05/2021,as revised by the 4th
Respondent claiming to be acting under Memo No. 1768902/H1/2024
Dt.20.08.2024, in the interest of justice and to pass
Counsel for the Petitioner:
   1.UNNAM SRAVAN KUMAR
Counsel for the Respondent(S):
I.Sireesha Rani Vallabhaneni,Standing Counsel For Municipalities
2.GP MUNCIPAL ADMN AND URBAN DEV AP

WRIT PETITION No.29652 OF 2024
Between:
   1.V VENKATESWARLU, S/0 SUBBA RAO AGED ABOUT 60,
     OCC BUSINESS, NEAR DOOR NO. 2-14-96-1, 3RD LANE,
     SYAMALA NAGAR, GUNTUR CITY AND GUNTUR DISTRICT,
                                                             ...PETITIONER
                                   AND
   1.THE STATE OF AP, REPRESENTED BY ITS PRINCIPAL
     SECRETARY, MUNICIPAL ADMINISTRATION AND URBAN
                                        //14//


                                                              WP.No.25101 of 2024 and batch

        DEVELOPMENT          DEPT.     OFFICE           AT           SECRETARIAT.
        VELAGAPUDI, AMARAVATI, GUNTUR DISTRICT.
      2.THE DIRECTORATE OF TOWN AND COUNTRY PLANNING
                                                i
        DTCP, STATE OF ANDHRA PRADESH OFFICE AT - MGM
       CAPITAL,     GROUND        FLOOR          BESIDE LITTLE VILLAGE
       RESTAURANT         CHINAKAKLANI,           MANGALAGIRI, GUNTUR-
       522508. REP. BY ITS DIRECTOR.
      3.GUNTUR MUNICIPAL CORPORATION, REPRESENTED BY
                                                   ^
        ITS COMMISSIONER, OPPOSITE GANDHI PARK GUNTUR
       522003

      4.TANUKU MUNICIPALITY, REPRESENTED BY ITS MUNICIPAL
        COMMISSIONER, TANUKU, WEST GODAVARI DISTRICT.
      5. DEVELOPMENT        PERMISSION                MANAGEMENT            SYSTEM
       DPMS, REPRESENTED BY ITS DIRECTOR, OFFICE AT - MGM
       CAPITAL.GROUND           FLOOR           BESIDE   LITTLE            VILLAGE
       RESTAURANT         CHINAKAKANI,            MANGALAGIRI.            GUNTUR-
       522508.

                                                             ...RESPONDENT(S):
       Petition under Article 226 of the Constitution of India praying that
in the circumstances stated in the affidavit filed therewith, the High
Court may be pleased topleased to issue a Writ, Order or' Direction,
more particularly,, one in the nature of Writ of Mandamus. To declare
the action of the Respondents, more particularly the action of the 2nd
Respondent in cancelling the part of TDRs bonds owned and
purchased by the Writ Petitioner vide TDR Bond Certificate Nos
(i)1081/00018/TDRNA/2021,Dt06/05/2021,(ii)
1081/00024/TDRNA/2021 ,D27/08/2021 .(iii)
1081/00027/TDRNA/2021,Dt.13/09/202'l,(iv)
1081/00039/TDR/KP/2022.          Dt.25/02/2022          2nd    all
                                                             consequential
actions that have been taken or contemplated to be taken to be high
handed, arbitrary, unilateral, illegal, unfair and unjust and also violative
of the Principles of Natural Justice and also violative of Articles 14, 19
and 21 of the Constitution of India, and also violative of Writ Petitioners
right to do business and also to declare the impugned action to be
violative of the right to life of the Writ Petitioner, and also to be violating
the Petitioners Constitutional Right to Property under Article 300-A of
the
        Constitution of India, and also, to be in gross violation of the
Principles of Public Promissory Estoppel. Consequentially, direct the
Respondents to restore the visibility of the Writ Petitioners as the
owners and purchasers of the TDR Bond Certificate Nos (i)
1081/00018/TDRN A/2021,                         Dt.                  06/05/2021.01)
1081/00024/TDRA/A/2021,Dt.27/08/2021,(iii)
1081/00027/TDRNA/2021,Dt.13/09/2021,'(iv)
1081/00039/TDR/KP/2022, Dt. 25/02/2022, in the interest of justice
                                          //15//

                                                             WP.No.25101 of 2024 and batch



To declare the action of the Respondents, more particularly the 2nd
Respondent in cancelling, the 1St and 2nd Writ Petitioners Building
Permission Plan, vide      File   Nos.       1021/1597/B/GNTC/GOR/2021                Dt.

13/01/2022 along with the Utilization of TDR Bond Certificate No.
1081/00027/TDRA/A/2021, Dt. 13/09/2021, after accepting the same
for grant of building permission for additional construction space, and
making the Petitioners to alter their position, to be high handed,
arbitrary, unilateral, illegal, unfair and unjust and also violative of the
Principles of Natural Justice and also violative of Articles 14, 19 and 21
of the Constitution of India, and also violative of Writ Petitioners right to
do business and also to declare the impugned action to be violative of
the right to life of the Writ Petitioner, and also to be violating the
Petitioners Constitutional Right to Property under Article 300-A of the
Constitution of India, and also, to be in gross violation of the Principles
of Public Promissory Estoppel.           To declare the action of the
Respondents, more particularly the 2' AND            5th Respondent in
cancelling, the 3rd 4th AND 0 Writ Petitioners' Building Permission
Plan, vide File No. 1021/0200/B/GNTC/GOR/2022 Dt. 09/03/2022,
along    with    the    Utilization      of       TDR    Bond     Certificate        No.
1081/00027/TDR/VA/2021, Dt. 13/09/2021, after accepting the same
for grant of building permission for additional construction space, and
making the Petitioners to alter their position, to be high handed,
arbitrary, unilateral, illegal, unfair and unjust and also violative of the
Principles of Natural Justice and also violative of Articles 14, 19 AND
21 of the Constitution of India, and also violative of Writ Petitioner's
right to do business and also to declare the impugned action to be
violative of the right to life of the Writ Petitioner, and also to be violating
the Petitioner's Constitutional Right to Property under Article 300-A of
the Constitution of India, and also, to be in gross violation of the
Principles of Public Promissory Estoppel. To declare the action of the
Respondents, more particularly the 2nd Respondent in cancelling, the
6th Writ Petitioner's Building Permission Plan, vide File No.
1168/9426/B/MNGLRI/ATMVIL/2019 Dt. 01/11/2021 along with the
Utilization       of        TDR               Bond         Certificates             Nos.
1081 /00018/TDRA/A/2021 ,Dt.06/05/2021                  1081/00024/TDRNA/2021,
Dt.27/08/2021, after accepting the same for grant of building
permission for additional construction space, and making the
Petitioners to alter their position, to be high handed, arbitrary,
unilateral, illegal, unfair and unjust and also violative of the Principles of
Natural Justice and also violative of Articles 14, 19 AND 21 of the
Constitution of India, and also violative of Writ Petitioner's right to do
business and also to declare the impugned action to be violative of the
right to life of the Writ Petitioner, and also to be violating the Petitioner's
Constitutional Right to Property under Article 300-A of the Constitution
                                      //16//


                                                       WP,No.25101 of 2024 and batch

of India, and also, to be in gross violation of the Principles of Public
Promissory Estoppel. And to pass
lA NO: 1 OF 2024
      Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased pleased be to Direct the Respondents to suspend the
operation of the Memo_ No. 1768902/H1/2024 Dt. 20.08.2024 and
consequentially suspend the direction in the said Memo No.
1768902/HI/2024 Dt. 20.08.2024 that the Writ Petitioner replace the
the    Utilization of   TDR      Bond     Certificate    Nos     (i)
1081/00027/TDR/KP/2021,                 Dt.        13/09/2021                   (ii)
1081/00039/TDR/KP/2022, Dt. 25/02/2022 in the Building'Permissio                  n

Plan, vide File No. 1021/0005/B/GNTC/SYA/2022 Dt. 03/01/2022, and
the     utilization    of     TDR       Bond     Certificate        Nos.         (i)
1081/00027/TDR/KP/2021,                 Dt.        13/09/2021                   (ii)
1081/00039/TDR/KP/2022, Dt. 25/02/2022, pending disposal of the
main writ petition and to pass
lA NO: 2 OF 2024
      Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased pleased to Direct the Respondents to restore the Writ
Petitioner's Building Permission Plans, vide Building Permission Plan
vide File No. 1021/0005/B/GNTC/SYA/2022 Dt. 03/01/2022, and the
utilization of TDR- Bond Certificate Nos. (i) 1081/00027/TDR/KP/ 2021
Dt. 13/09/2021, (ii) 1081/p0039/TDR/KP/2022, Dt. 25/02/2022 pending
disposal of the main writ petition and to pass
lA NO: 3 OF 2024
     Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased pleased to Suspend the TDR Bond Certificate Nos. TDR
Bond Certificate Nos. (i) 1081/00027/TDR/KP/2021, Dt. 13/09/2021 (ii)
1081/00039/TDR/KP/2022, Dt. 25/02/2022, as revised by the '4th
Respondent claiming to be acting under Memo No. 1768902/H 1/2024
Dt. 20.08.2024 pending disposal of the main writ petition and to pass
lA NO: 4 OF 2024
      Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased may be to Direct the Respondents to restore the visibility of
the Writ Petitioner as the owner of TDR Bond Certificate Nos. (i) 1081
/00027/TD R/KP/2021, Dt. 13/09/2021 (ii) 1081/00039/TDR/KP/2022,
Dt. 25/02/2022, issued by the 4th Respondent,pending disposal of the
main writ petition and to pass
Counsel for the Petitioner:
   1.UNNAM SRAVAN KUMAR
                                  in 111


                                                   WP.No.25101 of 2024 and batch



Counsel for the Respondent(S):
  1.GP FOR MUNCIPAL ADMN URBAN DEV
  2.Sireesha Rani Vallabhaneni,Standing Counsel For Municipalities
  3.A S C BOSE (SC FOR MUNICIPAL CORPORATIONS AP)
The Court made the following:

WRIT PETITION No.29657 OF 2024
Between:
  1.UPPALA MAHESH, S/0 UPPALA MALAKONDAIAH AGED
   ABOUT 42 YEARS OCCUPATION BUSINESS, R/0 FLAT NO
    108,1ST FLOOR, SRIKARA RESIDENCY TEACHERS COLONY,
    INNER RING ROAD, MALLIKARJ4JNAPURAM GORANTIA,
    GUNTUR CITY, GUNTUR DISTRICT, ANDHRA PRADESH.
  2.UPPALA SURESH BABU, S/0 UPPALA MALAKONDAIAH
   AGED ABOUT 43 YEARS. OCCUPATION BUSINESS, R/0
    DOOR NO 6-2-71, GORANTIA REVENUE WARD 57, BESIDE
    HOTEL V.ROYAL,2/2 ARUNDELPET, GUNTUR CITY, GUNTUR
    DISTRICT.
  3.TAKKELLAPATI SRINIVASA RAO, S/0 T. VENKATA RAO
   AGED ABOUT 56 YEARS, OCCUPATION BUSINESS, R/0. 1-
    54, MANDEPUDI VILLAGE, PONNEKALLU MANDAL, GUNTUR
    CITY AND GUNTUR DISTRICT.
  4.TAKKELLAPATI MADHAVI LATHA, W/0 T. SRINIVASA RAO
    AGED ABOUT 51 YEARS, OCCUPATION BUSINESS, R/O. 1-
    54, MANDEPUDI VILLAGE, PONNEKALLU MANDAL, GUNTUR
    CITY AND GUNTUR DISTRICT.
  5.TAKKELLAPATI TEJASWINI, 5. D/0 T. SRINIVASA RAO, AGED
   ABOUT 27 YEARS, OCCUPATION BUSINESS, R/O. 1-54,
    MANDEPUDI VILLAGE, PONNEKALLU MANDAL, GUNTUR
    CITY AND GUNTUR DISTRICT.
  6.M/S    LAKSHMI   CONSTRUCTIONS,         REPRESENTED             BY     ITS
    PARTNER/AUTHORIZED SIGNATORY P.B.S PRASADA RAO
    S/0 NARAIAH R/O FLAT NO. G2, MALLIKA ENCLAVE, SBI
    BANK SIDE, TEDEPALLI SERVICE ROAD, TADEPALLI,
    GUNTUR DISTRICT.
                                                     ...PETITIONER(S)
                                AND
   1.THE STATE OF ANDHRA PRADESH, REPRESENTED BY ITS
     PRINCIPAL SECRETARY, MUNICIPAL ADMINISTRATION AND
     URBAN DEVELOPMENT DEPT. OFFICE AT - SECRETARIAT,
     VELAGAPUDI, AMARAVATI, GUNTUR DISTRICT.
  2.THE DIRECTORATE OF TOWN AND COUNTRY PLANNING
    DTCP, STATE OF ANDHRA PRADESH, OFFICE AT - MGM
    CAPITAL,    GROUND      FLOOR         BESIDE    LITTLE        VILLAGE
                                        //18/7


                                                          WP.No.25101 of 2024 and batch

       RESTAURANT          CHINAKAKANI,           MANGALAGIRI,         GUNTUR-
       522508. REP. BY ITS DIRECTOR.
    3.GUNTUR MUNICIPAL CORPORATION, REPRESENTED BY
       ITS COMMISSIONER, OPPOSITE GANDHI                    PARK, GUNTUR
       522003

    4.TANUKU MUNICIPALITY, REPRESENTED BY ITS MUNICIPAL
       COMMISSIONER, TANUKU, WEST GODAVARI DISTRICT.
    5. DEVELOPMENT PERMISSION MANAGEMENT SYSTEM
       DPMS, REPRESENTED BY ITS DIRECTOR, OFFICE AT - MGM
       CAPITAL,GROUND' FLOOR BESIDE LITTLE VILLAGE
      RESTAURANT
      522508
                          CHINAKAKANI,           MANGALAGIRI ' GUNTUR
      ^                                                 ...RESPONDENT(S):
     Petition under Article 226 of the Constitution of India praying that
m the circumstances stated in the affidavit filed therewith, the High
Court may be pleased topleased to issue a Writ, Order or' Direction
more particularly, one in the nature of Writ of Mandamus a) To declare
the action of the Respondents, more particularly the action of the
2ndRespondent in cancelling the part of TDRs bonds owned and
purchased by the Writ Petitioner vide TDR Bond Certificate Nos (\)
1081/00018/TDRVA/2021,                  "
                                        Dt.           06/05/2021                  (ii)
IO8I/OOO24/TDRA/A/2021',                        Dt.
                                                                 27/08/2021 (iii)
1081 /00027/TDRA/A/2021,                Dt.           13/09/2021,                r
                                                                                 (iv)
1081/00039/TDR/KP/2022, Dt. 25/02/2022, and all consequential
actions that have been taken or contemplated to be taken to be high
handed, arbitrary,, unilateral, illegal, unfair and unjust and also violative
of the Principles of Natural Justice and also violative of Articles 14, 19
and 21 of the Constitution of India, and also violative of Writ Petitioners
right to do business and also to declare the impugned action to be
violative of the right to life of the Writ Petitioner, and also to be violating
the Petitioners Constitutional Right to Property under Article 300-A of
the Constitution of India, and also, to be in gross violation of the
Principles of Public Promissory Estoppel, b) Consequentially, direct the
Respondents to restore the visibility of the Writ Petitioners as the
owners and purchasers of the TDR Bond Certificate Nos. (i)
1081/00018/TDRA/A/2021,            Dt.        06/05/2021            (ii)
1081/00024/TDRA/A/2021,           Dt.         27/08/2021           (iii)
1081/00027/TDRA/A/2021,           Dt.        13/09/2021            (iv)
1081/00039/TDR/KP/2022, Dt. 25/02/2022, in the interest of justice, c)
To declare the action of the Respondents, more particularly the 2nd
Respondent in cancelling, the 1st and 2nd Writ Petitioners Building
Permission Plan, vide File Nos. 1021/1597/B/GNTC/GOR/2021 Dt.
13/01/2022 along with the Utilization of TDR Bond Certificate No.
1081/00027/TDRA/A/2021, Dt. 13/09/2021, after accepting the same
                                      //19//


                                                        WP No.25101 of 2024 and batch       ^
for grant of building permission for additional construction space, and
making the Petitioners to alter their position, to be high handed,
arbitrary, unilateral, illegal, unfair and unjust and also violative of the
Principles of Natural Justice and also violative of Articles 14, 19 and 21
of the Constitution of India, and also violative of Writ Petitioners right to
do business and also to declare the impugned action to be violative of
the right to life of the Writ Petitioner, and also to be violating the
Petitioners Constitutional Right to Property under Article 300-A of the
Constitution of India, and also, to be in gross violation of the Principles
of Public Promissory Estoppel, d) To declare the action of the
Respondents, more particularly the 2ndRespondent in cancelling,
theSrd, 4th , 5th yyrit Petitioners Building Permission Plan, vide File No.
1021/0200/B/GNTC/GOR/2022 Dt. 09/03/2022, along with the
Utilization of TDR Bond Certificate No. 1081/00027/TDRA/A/2021, Dt.
13/09/2021, after accepting the same for grant of building permission
for additional construction space, and making the Petitioners to alter
their position, to be high handed, arbitrary, unilateral, illegal, unfair and
unjust and also violative of the Principles of Natural Justice and also
violative of Articles 14, 19 and 21 of the Constitution of India, and also
violative of Writ Petitioners right to do business and also to declare the
impugned action to be violative of the right to life of the Writ Petitioner,
and also to be violating the Petitioners Constitutional Right to Property
under Article 300-A of the Constitution of India, and also, to be in gross
violation of the Principles of Public Promissory Estoppel, e) To declare
the action of the Respondents, more particularly the 2nd Respondent in
cancelling, the 6th Writ Petitioners Building Permission Plan, vide File
No. 1168/9426/B/MNGLRI/ATMVIL/2019 Dt. 01/11/2021 along with the
Utilization of TDR Bond Certificates Nos.'1081/00018/TDRA/A/2021                        ,




Dt. 06/05/2021 and 1081/00024/TDRA/A/2021, Dt. 27/08/2021, after
accepting the same for grant of building permission for additional
construction space, and making the Petitioners to alter their position, to
be high handed, arbitrary, unilateral, illegal, unfair and unjust and also
violative of the Principles of Natural Justice and also violative of
Articles 14, 19 and 21 of the Constitution of India, and also violative of
Writ Petitioners right to do business and also to declare the impugned
action to be violative of the right to life of the Writ Petitioner, and also to
be violating the Petitioners Constitutional Right to Property under
Article 300-A of the Constitution of India, and also, to be in gross
violation of the Principles of Public Promissory Estoppel, f)
Consequentially, to direct the Respondents to restore the (i) 1st and
2nd Writ Petitioners Building Nos. 1021/1597/B/GNTC/GOR/2021 Dt.
13/01/2022 along with the Utilization of TDR Bond Certificate No.
1081/00027/TDRA/A/2021, Dt. 13/09/202 (ii) 3rd, 4th and 5th Writ
Petitioners     Building      Permission       Plan,     vide        File        No.
                                      //20//


                                                        WP.No.25101 of 2024 and batch

 1021/0200/B/GNTC/GOR/2022 Dt. 09/03/2022, along with                           the
Utilization of TDR Bond Certificate No. 1081/00027/TDR/V A/2021 Dt
Vide FilePermission Plan 13/09/2021 (iii) 6th Writ Petitioners Building
Permission     Plan,    vide   1168/9426/B/MNGLRI/ATMVIL/2019                    Dt
01/11/2021 along with the Utilization of TDR Bond Certificates Nos
1081/00018/TDRA/A/2021,            Dt.       06/05/2021         _ '
                                                                and
1081/00024/TDRA/A/2021, Dt. 27/08/2021, in the interest of justice"
File No. g) And to pass
lA NO: 1 OF 2024
     Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the Fligh Court may
be pleased pleased to, suspend the operation of the Memo No.
1768902/FI 1/2024 Dt. 20.08.2024 and consequentially suspend the
direction in the said Memo No. 1768902/HI/2024 Dt. 20.08.2024 that;
(i) the 1st & 2ndWrit Petitioners replace the utilization of TDR Bond
Certificate No. 1081/00027/rDRA/A/2021, Dt. 13/09/2021 in the
Building Permission Plan vide File Nos. 1021/1597/B/GNTC/GOR/202 1
Dt. 13/01/2022; (ii) the 3rd, 4th & 5th Writ Petitioners replace the
utilization of TDR Bond Certificate No. 1081/00027/TDRA/A/2021 Dt
13/09/2021     in the Building Permission Plan, vide File No
1021/0200/B/GNTC/GOR/2022           Dt. 09/03/2022; (iii) the           6^^   Writ
Petitioner replace the utilization of TDR Bond Certificates                   Nos
1081/00018n'DRA/A/2021,                 Dt.          06/05/2021                   &
1081/00024/TDRA/A/2021, Dt. 27/08/2021 in the Building              Permission
Plan vide File No. 1168/9426/B/MNGLRI/ATMVIL/2019 Dt. 01/11/2021,
pending disposal of the main writ petition and to pass
lA NO: 2 OF 2024
     Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the Fligh Court may
be pleased pleased to Direct the Respondents to restore the (i) the 1st
& 2nd Writ Petitioners' Building Permission Plan, vide File Nos.
1021/1597/B/GNTC/GOR/2021 13/01/2022 along with the Utilization of
TDR Certificate 1081/00027/TDRA/A/2021, Dt. 13/09/2021; (ii) the 3rd,
4th & 5th Writ Petitioners' Building Permission Plan, vide File No.
1021/0200/B/GNTC/GOR/2022 09/03/2022, along with the Utilization of
TDR Bond 1081/00027/TDRA/A/2021, Dt. 13/09/2021; 6th Writ
Petitioner's Building Dt. Bond No. Dt. Certificate No. (iii) the'Permission
Plan, vide File No. 1168/9426/B/MNGLRI/ATMVIL/2019 01/11/2021
along with the Utilization of TDR Nos. 1081/00018/TDRA/A/2021, Dt.
06/05/2021 & 1081/00024/rDRA/A/2021, Dt. 27/08/2021; along with the
Utilization of TDR Bond Certificate No. 1081 /00034/TDR/KP/2022,
Dt.08/02/2022 pending disposal of the main writ petition and to pass
lA NO: 3 OF 2024
                                    //21//

                                                     WP. No.25101 of 2024 and batch



     Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support oHhe petition, the High Court may
be pleased pleased         to Suspend the TDR Bond Certificate Nos.
1081/00018/TDRA/A/2021, Dt. 06/05/2021, 1081 /00024/rDRA/A/2021,
Dt.    27/08/2021,        1081/00027/rDR A/A/2021,       Dt.    13/09/2021.
1081/00039^DR/KP/2022, Dt. 25/02/2022, revised by the 4th
Respondent claiming to be acting under Memo No. 1768902/H1/2024
Dt. 20.08.2024 pending disposal of the main writ petition and to pass
Counsel for the Petitioner(S):
   1.UNNAM SRAVAN KUMAR
Counsel for the Respondent(S):
   I.Sireesha Rani Vallabhaneni,Standing Counsel For Municipalities
   2. A S C BOSE (SC FOR MUNICIPAL CORPORATIONS AP)
   3.GP MUNCIPAL ADMN AND URBAN DEV AP
The Court made the following;

WRIT PETITION NO: 29659/2024
Between:
   1. VIJAYA      CONSTRUCTIONS,            REPRESENTED             BY       ITS
      PROPRIETOR SRI. RAVIPATI SUBHASH S/0 VEERAIAH
      AGED ABOUT 58 YEARS OCCUPATION BUSINESS R/0 D.N.
      NO 2409, 240-6, DOOR NO 1-13-21., TH LANE, JKC NAGAR,
      GUNTUR CITY, GUNTUR DISTRICT.
   2. DASARI ARUNA, W/0 BOSUBABU AGED ABOUT 70 YEARS
      OCCUPATION BUSINESS R/0 9-223/C JAYANTHI NAGAR
      1ST      LINE     SVN       COLONY,     GUNTUR,
      PATTABHiPURAM(GUNTUR) GUNTUR, ANDHRA PRADESH,
      522008
   3. HYMA REALTORS AND BUILDERS, REPRESENTED BY ITS
      MANAGING PARTNER KODELA SRI BALAJI S/0 K.MURALI
      MOHANA RAO R/0 NEAR DOOR NO-11-649-3A, SRI RAM
      NAGAR LINE, GUNTUR CITY, GUNTUR DISTRICT ANDHRA
      PRADESH.
  4. THUMMALA HARI NARAYANA, S/O T. SITARAMAIAH AGED
      ABOUT 77 YEARS OCCUPATION BUSINESS R/0 8-18-141/2,
      KAKATIYA STREET RAJENDRA NAGAR 3RD LINE, GUNTUR,
      PATTABHIPURAM (GUNTUR), GUNTUR DISTRICT ANDHRA
      PRADESH.
  5. NANDANAVANAM MEERABI, W/0 MOULALI AGED ABOUT
      65 YEARS OCCUPATION BUSINESS R/O FLAT NO 101- E.M
      RESIDENCY, 10TH LANE SREERAM NAGAR, MAHATMA
      GANDHI INNER RING ROAD GORANTIA, GUNTUR CITY,
      GUNTUR DISTRICT ANDHRA PRADESH.
  6. NANDANAVANAM MOULALI, S/O' KHASIM PEERA AGED
                             II22II


                                               WP.No.25101 of 2024 and batch

   ABOUT 60 YEARS OCCUPATION BUSINESS R/0 FLAT NO
   101-
          E.M RESIDENCY, 10TH LANE SREERAM NAGAR
   MAHATMA     GANDHI     INNER       RING    ROAD       GORANTIA
   GUNTUR CITY. GUNTUR DISTRICT ANDHRA PRADESH.
7. SEGU SREENIVASA RAO. S/0 CHIRANJEEVULU AGED
   ABOUT 52 YEARS OCCUPATION BUSINESS R/0 403
   PAKANATI        ESTATES   ETUKURU   ROAD                      NEAR
  NALLACHERUVU         LORRY  STAND  CHAKALI                    GANTA
  GUNTUR, GUNTUR BAZAR, GUNTUR ANDHRA PRADESH
  522003
8. KOTTAPALLI VIJAYALAKSHMI KUMARI, W/0 K. RAMALINGA
   RAJU AGED ABOUT 58 YEARS OCCUPATION BUSINESS
   R/0 PLOT NO 26, HOUSE N0.1-89/C/1, FLAT NO-101
   SILPEE ENCLAVE. GAFOOR NAGAR, NEAR N.C.C OFFICE
   MADHAPUR, SHAIKPET. HYDERABAD, TELANGANA.500081
9. KOTTAPALLI ANUSHA, D/0 K. RAMALINGA RAJU AGED
   ABOUT 38 YEARS OCCUPATION BUSINESS R/O 2-93
   KOTTAPALLIVARI STREET, KOTTAPALL VARI GARUVU
   KALLAKURU.WEST GODAVARI.ANDHRA PRADESH-534237
10.M/S COSMO INFRA, M/S COSMO INFRA REPRESENTED BY
   ITS PARTNER/ AUTHORIZED SIGNATORY KARRI SEETHA
  RAM      REDDY     OCCUPATION         BUSINESS         R/O       88-2,
  GADALAMMA     NAGAR,    REVENUE                   WARD              NO
  40,RAJAHMUNDRY, ANDHRA PRADESH
                                                ...PETITIONER(S)
                          AND
1.THE STATE OF AP, REPRESENTED BY ITS PRINCIPAL
  SECRETARY. MUNICIPAL ADMINISTRATION AND URBAN
  DEVELOPMENT    DEPT.  OFFICE  AT      SECRETARIAT,
  VELAGAPUDI, AMARAVATI, GUNTUR DISTRICT.
2.THE DIRECTORATE OF TOWN AND COUNTRY PLANNING
  DTCP, STATE OF-ANDHRA PRADESH, OFFICE AT - MGM
  CAPITAL, GROUND FLOOR BESIDE LITTLE VILLAGE
 RESTAURANT        CHINAKAKANI,       MANGALAGIRI,         GUNTUR-
 522508. REP. BY ITS DIRECTOR.
3.GUNTUR MUNICIPAL CORPORATION, REPRESENTED BY
  ITS COMMISSIONER, OPPOSITE GANDHI PARK, GUNTUR
 522003
4.TANUKU MUNICIPALITY, REPRESENTED BY ITS MUNICIPAL
   COMMISSIONER TANUKU, WEST GODAVARI DISTRICT.
5. DEVELOPMENT   PERMISSION   MANAGEMENT    SYSTEM
 DPMS, REPRESENTED BY ITS DIRECTOR, OFFICE AT - MGM
 CAPITAL.GROUND        FLOOR         BESIDE   LITTLE        VILLAGE
 RESTAURANT        CHINAKAKANI,       MANGALAGIRI,         GUNTUR-
                                         /J23II


                                                                     WP.No.25101 of 2024 and batch


     522508.
                                                    ...RESPONDENT(S):
      Petition under Article 226 of the Constitution of India praying that
in the circumstances stated in the affidavit filed therewith, the High
Court may be pleased topleased to issue a Writ, Order or Direction,
more particularly, one in the nature of Writ of Mandamus a) To declare
the action of the Respondents, more particularly the 2nd Respondent in
screening off the Writ Petitioners Building Permission Plans, vide File
Nos.          1021 /0864/B/GNTC/J. K/2021          Dt.        07/08/2021,
1168/0851/B/TDIKNDA/LAM/2021,                    1021     /0786/B/GNTCATAR/2021
Dt.28/10/2021,    1021/0888/B/GNTC/SRI/2021                    Dt.     18/08/2021,         1021
/1656/B/GNTC/   10/01/2022,  1086/0732/B/Z2/CLI/2022   Dt.                                    Dt.
23/02/2023,  1064/0175/RIY/GDNL/2022    Dt.  19/01/2022                                    after
accepting the same for grant of building permission for additional
construction space, and making the Petitioners to alter their position, to
be high handed, arbitrary, unilateral, illegal, unfair and unjust and also
violative of the Principles of Natural Justice and also violative of
Articles 14, 19 and 21 of the Constitutionof India, and also violative of
Writ Petitioners right to do business and also to declare the impugned
action to be violative of the right to life of the Writ Petitioner, and also to
be violating the Petitioners Constitutional Right to Property under
Article 300-Aof the Constitutionof India, and also, to be in gross
violation of the Principles of Public Promissory Estoppel, b) To declare
the action of the Respondents, more particularly the action of the 2nd
Respondent in cancelling the part of TDRs .bonds owned                                       and
purchased by the Writ Petitioners vide TDR Bond Certificate Nos. (i)
1081/00018/rDRA/A/2021            Dt.       06/05/2021,          (ii)
1081 /00027/rDRA/A/2021           Dt.              13/09/2021                and           1081
/00034/TDR/KP/2022 08/02/2022, and all consequential actions that
have been taken or contemplated to be GOR/2021 Dt. Dt. taken to be
high handed, arbitrary, unilateral, illegal, unfair and unjust and also
violative of the Principles of Natural Justice and also violative of
Articles 14, 19 and 21 of the Constitution of India, and also violative of
Writ Petitioners right to do business and also to declare the impugned
action to be violative of the right to life of the Writ Petitioner, and also to
be violating the Petitioners Constitutional Right to Property under
Article 300-A of the Constitution of India, and also, to be in gross
violation of the Principles of Public Promissory Estoppel, c)
Consequentially, direct the Respondents to restore the visibility of the
Writ Petitioners as the owners and purchasers of the TDR Bond
Certificate Nos. (i) 1081/00018/TDRA/A/2021 Dt. 06/05/2021, (ii)
1081/00027/rDRA/A/2021         13/09/2021               r081    /00034/TDR/KP/2022
08/02/2022, in the interest of justice, d) And to pass
lA NO: 1 OF 2024
                                      //24//


                                                         WP.No.25101 of 2024 and batch


                      ?n *1?"                                    circumstances
 stated in the affidavit filed in support of the petition, the High Court mav
 be pleased pleased to Suspend the TDR Bond Certificate Nos. (\)
 1081/00018yTDRA/A/2021                  Dt           06/05/2021                  (ii)
 1081/00027/rDRA/A/2021                   '
                                     Dt. 13/09/2021             and              (iii)
 1081/00034ArDR/KP/2022 Dt.08/02/2022, as revised by the 4th
Respondent claiming to be acting under Memo No. 1768902/HI/2024
lA NO °2                  disposal of the main writ petition and to       pass


      Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased pleased to Direct the Respondents to restore the Writ
Petitioners
              as the owners of TDR Bond Certificate Nos fi)
1081/00018/rDRA/A/2021 Dt. 06/05/2021, 00027/TDRA/A/2021 Dt
13/09/2021 & 1081 /00034/TDR/KP/2022 Dt.08/02/2022 pending
disposal of the main writ petition and to pass
lA NO: 3 OF 2024
      Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased pleased to Direct the Respondents to suspend the
operation of the Memo No. 1788902/H1/2024 Dt. 20.08.2024                       and
consequentially suspend the direction in the said Memo                          No.
1768902/H1/2024 Dt. 20.08.2024 that the additional FSI entitlement be
revised and reduced from 400% to 200% in the TDR Bond Certificate
Nos.      (i)   1081/00018/TDR/VA/2021          Dt.      06/05/2021,             (ii)
1081/00027/TDR/VA/2021             Dt.        13/09/2021            &           (iii)
1081/00034ATDR/KP/2022 Dt. 08/02/2022, pending disposal of the
main writ petition and to pass
Counsel for the Petitioner(S):
   1.UNNAM SRAVAN KUMAR
Counsel for the Respondent(S):
   1.GP FOR MUNCIPAL ADMN URBAN DEV
   2. A S C BOSE (SC FOR MUNICIPAL CORPORATIONS AP)
WRIT PETITION No.29787 OF 2024
Between:

   1.SRI VENKATA SAI CONSTRUCTIONS, REPRESENTED BY ITS
     MANAGING PARTNER TANNERU SRINIVASA RAO S/0
     RAGHUNAYAKULU AGED ABOUT 56 YEARS OCCUPATION
       BUSINESS R/0 FLAT NO 301, SRI VENKATA SAI NILA YAM,
       SVN   COLONY,   3   LINE    LAST,   GUJANGUNDIA
       PATTABHIPURAM GUNTUR CITY, GUNTUR DISTRICT.
                                                             ...PETITIONER
                                  AND
  1.THE STATE OF ANDHRA PRADESH, REPRESENTED BY ITS
                                      //25//

                                                        WP.No.25101 of 2024 and batch



      PRINCIPAL SECRETARY, MUNICIPAL ADMINISTRATION AND
      URBAN DEVELOPMENT DEPT. OFFICE AT - SECRETARIAT.
      VELAGAPUDI, AMARAVATI, GUNTUR DISTRICT.
     2.THE DIRECTORATE OF TOWN AND COUNTRY PLANNING
      DTCP, STATE OF ANDHRA PRADESH, OFFICE AT - MGM
      CAPITAL. GROUND   FLOOR  BESIDE  LITTLE VILLAGE
      RESTAURANT CHINAKAKANI,   MANGALAGIRI, GUNTUR-
      522508. REP. BY ITS DIRECTOR.
     3.GUNTUR MUNICIPAL CORPORATION, REPRESENTED BY
       ITS COMMISSIONER, OPPOSITE GANDHI PARK, GUNTUR
      522003
     4.TANUKU MUNICIPALITY, REPRESENTED BY ITS MUNICIPAL
       COMMISSIONER. TANUKU, WEST GODAVARI DISTRICT.
     5. DEVELOPMENT         PERMISSION          MANAGEMENT             SYSTEM
      DPMS, REPRESENTED BY ITS DIRECTOR, OFFICE AT - MGM
      CAPITAL,GROUND             FLOOR        BESIDE    LITTLE         VILLAGE
      RESTAURANT         CHINAKAKANI,           MANGALAGIRI.         GUNTUR-
      522508.
                                                       ...RESPONDENT(S):
      Petition under Article 226 of the Constitution of India praying that
in the circumstances stated in the affidavit filed therewith, the High
Court may be pleased tomay be pleased to issue a Writ, Order or
Direction, more particularly, one in the nature of Writ of Mandamus a)
To declare the action of the Respondents, more particularly the 2nd
Respondent in screening off the Writ Petitioner Building Permission
Plans, vide File No. 1021/0201/B/GNTC/S.V/2022 Dt. 05/03/2022after
accepting the same for grant of building permission for additional
construction space, and making the Petitioner to alter their position, to
be high handed, arbitrary, unilateral, illegal, unfair and unjust and also
violative of the Principles of Natural Justice and also violative of
Articles 14, 19 and 21 of the Constitution of India, and also violative of
Writ Petitioner s right to do business and also to declare the impugned
action to be violative of the right to life of the Writ Petitioner, and also to
be violating the Petitioner s Constitutional Right to Property under
Article 300-A of the Constitution of India, and also, to be in gross
violation of the Principles of Public Promissory Estoppel, b) To declare
the action of the Respondents, more particularly the action of the 2nd
Respondent in cancelling the part of TDR bonds owned and purchased
by    the   Writ    Petitioner    vide        TDR   Bond     Certificate        No.
1081/00034/TDR/KP/2022 Dt. 08/02/2022, and all consequential
actions that have been taken or contemplated to be taken to be high
handed arbitrary, unilateral, illegal, unfair and unjust and also violative
of the Principles of Natural Justice and also violative of Articles 14, 19
and 21 of the Constitution of India, and also violative of Writ Petitioner
                                             //26//


                                                                   WP.No.25101 of 2024 and batch

 s right to do business and also to declare the impugned action to be
 violative of the right to life of the Writ Petitioner, and also to be violating
  he Petitioners Constitutional Right to Property under Article 300-A of
 the Constitution of India, and also, to be in gross violation of the
 Principles of Public Promissory Estoppel, c) Consequentially, direct the
 Respondents to restore the visibility of the Writ Petitioner as the owner
and      purchaser        of     the         TDR           Bond
 1081/00034/TDR/KP/2022 Dt. 08/02/2022, in the interest of justice d)
And to pass such                                                                          '     '
lA NO: 1 OF 2024

     Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased may be Direct the Respondents to suspend the operation of
the Memo No. 1768902/H1/2024 Dt. 20.08.2024 and consequentially
suspend the direction in the said Memo No. 1768902/H 1/2024 Dt.
20.08.2024 that the additional FSI entitlement be revised and reduced
from     400%      to     200%         in        the       TDR     Bond         Certificate
N0IO8I/OOO34/TDR/KP/2022 Dt. 08/02/2022pending disposal of the
main writ petition and to pass such
lA NO: 2 OF 2024
      Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased may be to Direct the Respondents to restore the Writ
Petitioner    as    the    owner        of           TDR    Bond      Certificate        No.
1081/00034/TDR/KP/2022 08/02/2022pending disposal of the main writ
petition and to pass such
lA NO: 3 OF 2024
      Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased may be to Suspend the TDR Bond Certificate No
1081/00034/TDR/KP/2022 Dt. 08/02/2022 as revised by the                                   4th
Respondent claiming to be acting under Memo No. 1768902/H 1/2024
Dt. 20.08.2024, pending disposal of the main writ petition and to pass
such
Counsel for the Petitioner:
   1.UNNAM SRAVAN KUMAR
Counsel for the Respondent(S):
   1.GP FOR MUNCIPALADMN URBAN DEV
   2.Sireesha Rani Vallabhaneni,Standing Counsel For Municipalities
   3.A S C BOSE (SC FOR MUNICIPAL CORPORATIONS AP)
WRIT PETITION No.4994 OF 2025
Between:

   1.KORATALA MANASA, W/O. GOGINENI SRIDHAR, AGE 38
       YEARS, OCCUPATION AS HOUSEWIFE, RESIDING AT 3-
                                      II21II


                                                        WP.No.25101 of 2024 and batch



     159/76, FLAT NO 301, VASANTAS VIVANTA, SAGAR NAGAR
     VISAKHAPATNAM-530045,           BEARING         BA
     NO. 1086/0248/B/Z1 /YDA/2020.
   2.M/S. NAMO VENKATA MANIKANTA CONSTRUCTIONS, REP.
     BY    PROPRIETOR      NAGOTHI            NARSI   NAIDU   S/O.      LATE      N
     ATCHA RAO, AGE 48 YEARS. OCCUPATION AS BUSINESS,
     RESIDING   AT    DNO.    1-99/1, PILAKAVANIPALEM,
     MADHURAWADA, VISAKHAPATNAM-530041, BEARING BA
     NO. 1086/6110/B/Z2/PEM/2021.
                                                          ...PETITIONER(S)
                                     AND
   1.THE     STATE        OF    ANDHRA            PRADESH,         MUNICIPAL
     ADMINISTRATION            AND       URBAN        DEVELOPMENT               (H)
     DEPARTMENT,           AP         SECRETARIAT,            VELAGAPUDI,
     AMARAVATHI, GUNTUR DISTRICT. REP. BY ITS PRINCIPAL
     SECRETARY.
   2.THE DIRECTORATE OF TOWN AND COUNTRY PLANNING
     GOVERNMENT OF ANDHRA PRADESH, MGM CAPITAL,
     GROUND FLOOR, BESIDE LITTLE VILLAGE RESTAURANT,
     CHINNA KAKANI, MANGALAGIRI, .GUNTUR, REP. BY ITS
     DIRECTOR.
   3.THE    COMMISSIONER,     VIJAYAWADA   MUNICIPAL
     CORPORATION,   AND CHAIRMAN    OF THE   ENQUIRY
     COMMITTEE,    VIJAYAWADA,    KRISHNA   DISTRICT.
     APPOINTED       IN   TERMS        OF      GMMS.N0.373         MUNICIPAL
     ADMINISTRATION            AND            URBAN     DEVELOPMENT(H)
     DEPARTMENT,
   4.THE TANUKU MUNICIPALITY, TANUKU, WEST GODAVARI
     DISTRICT, REP.BY ITS COMMISSIONER.
   5.GREATER VISAKHAPATNAM MUNICIPAL CORPORATION,
    VISAKHAPATNAM,REP.BY ITS COMMISSIONER.
                                                   ...RESPONDENT(S):
     Petition under Article 226 of the Constitution of India praying that
in the circumstances stated in the affidavit filed therewith, the High
Court may be pleased tomay be pleased to issue a writ of mandamus
or any other appropriate writ or direction declaring the action of the 1st
respondent in issuing Memo No. 1768902/H1/2024 Dt.20.08.2024 and
the consequential proceeding issued by.the Director of town and
country planning in Endt. Roc. No. MALI03-19022(32)/9/2022-RJDR-
RG- DOTCP Dt. 10.2024 signed on Dt.14.10.2024 and set aside the
same and consequently direct the 5th respondent to consider the
revised building application and further to issue occupancy certificate
for revised building without reference to memo issued by the 1st
respondent issued in Memo No. 1768902/H 1/2024 Dt.20.08.2024 and
                                       imii


                                                       WP.No 25101 012024 and batch

 the consequential proceeding issued by the Director of town and
 o^ntry planning in Endt. Roc. No. MAU03- 19022(32)/9/2022-RJDR
 lA NO?{ OF 2025                                             pass such
      Petition under Section 151 CPC praying that in the circumstances
Stated in the affidavit filed in support of the petition, the High Court may
be pleased may be pleased to direct the 5th respondent to consider
the revised building applications submitted by the petitioners on the
basis of the TDR certificates purchased by the petitioners without
reference to the proceedings issued by the 1st respondent in Memo
No.    1768902/H1/2024
        ..  .    , .
                             Dt.20.08.2024     and     the  consequential
proceeding issued by the Director of town and         country planning in
Endt. Roc. No. MAU03- 19022(32)/9/2022-RJDR- RG-DOTCP Dt.
10.2024 signed on Dt. 14.10.2024, pending disposal of the writ petition
and pass such
lA NO: 2 OF 2025
      Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased may be pleased to suspend the proceedings of the 1st
respondent in issuing Memo No.1768902/H1/2024 Dt.20.08.2024 and
the consequential proceeding issued by the Director of town
country planning in Endt. Roc. No. MAU03-19022(32)/9/2022-RJ DR-
RG- DOTCP Dt. 10.2024 signed on Dt. 14.10.2024, pending disposal
of the writ petition and pass such
Counsel for the Petitioner(S):
   1.0 M R LAW FIRM
Counsel for the Respondent(S):
   1.GP FOR MUNCIPAL ADMN URBAN DEV
   2.S.V.S.S.SIVARAMSC For VMC
WRIT PETITION No.52Q9 OF 2025
Between:

   1.B ANJANEYULU, S/0 BUTCHAM NAIDU, AGE ZOYEARS
     OCCUPATION AS BUSINESS, RESIDING AT 49-24-50/1
      OPP.RAMALINGESWARSWAMY TEMPLE  MAIN   ROAD
      SANKARMATAM,  VISAKHAPATNAM,  BEARING    BA
      N0.1086/0800/B/Z1/BEM/2021
                                                             ...PETITIONER
                                     AND
  1.THE      STATE  OF   ANDHRA    PRADESH   MUNICIPAL
      ADMINISTRATION   AND
                             URBAN   DEVELOPMENT    (H)
      DEPARTMENT     AP
                           SECRETARIAT,    VELAGAPUDI,
      AMARAVATHI, GUNTUR DISTRICT. REP. BY ITS PRINCIPAL
      SECRETARY.
  2.THE DIRECTORATE OF TOWN AND COUNTRY PLANNING
                                     //29//


                                                      WP.No.25101 of 2024 and batch


     GOVERNMENT OF ANDHRA PRADESH, GOVERNMENT OF
     ANDHRA PRADESH, MGM CAPITAL, GROUND FLOOR,
     BESIDE LITTLE VILLAGE RESTAURANT, CHINNA KAKANI,
     MANGALAGIRI, GUNTUR, REP. BY ITS DIRECTOR.
   3.THE    COMMISSIONER,      .VIJAYAWADA      MUNICIPAL
     CORPORATION,    AND  CHAIRMAN     OF  THE    ENQUIRY
     COMMITTEE,     VIJAYAWADA,     KRISHNA      DISTRICT.
     APPOINTED        IN   TERMS       OF    GMMS.N0.373         MUNICIPAL
     ADMINISTRATION         AND      URBAN
                                         DEVELOPMENT(H)
     DEPARTMENT, REP BY ITS COMMISSIONER.
   4.THE TANUKU MUNICIPALITY, TANUKU, WEST GODAVARI
     DISTRICT, REP.BY ITS COMMISSIONER.
   5.GREATER VISAKHAPATNAM MUNICIPAL CORPORATION,
     VISAKHAPATNAM, REP.BY ITS COMMISSIONER
                                        ...RESPONDENT(S):
     Petition under Article 226 of the Constitution of India praying that
in the circumstances stated in the affidavit filed therewith, the High
Court may be pleased tomay be pleased to issue a writ of mandamus
or any other appropriate writ or direction declaring the action of the
respondent in issuing Memo No. 1768902/H1/2024 Dt.20.08.2024 and
the consequential proceeding issued by the Director of town and
country planning in Endt. Roc. No. MAU03-19022(32)/9/2022-RJ DR-
RG- DOTCP Dt. 10.2024 signed on Dt.14.10.2024 and set aside the
same and consequently direct the 5th respondent to consider the TDR
certificate purchased by the petitioner for building permission without
reference to memo issued by the 1st respondent issued in Memo No.
1768902/H 1/2024 Dt.20.08.2024 and the consequential proceeding
issued by the Director of town and country planning in Endt. Roc. No.
MAU03-19022(32)/9/2022-RJDR- RG-DOTCP Dt. 10.2024 signed on
Dt.14.10.2024 and pass such
lA NO: 1 OF 2025
      Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased may be pleased to suspend the proceedings of the 1 St
respondent in issuing Memo NO.1768902/H1/2024 Dt.20.08.2024 and
the consequential proceeding issued by-the Director of town and
country planning in Endt. Roc. No. MAU03- 19022(32)/9/2022-RJDR-
RG-DOTCP Dt. 10.2024 signed on Dt. 14.10.2024, pending disposal of
the writ petition and pass such
Counsel for the Petitioner:
   1.0 M R LAW FIRM
Counsel for the Respondent(S):
   1.GP FOR MUNCIPAL ADMN URBAN DEV
   2.S.V.S.S.SIVARAM SC For VMC
                              //30//


                                             WP No.25101 of 2024 and batch

WRIT PETITION No.5212 OF 2025
Between:

  1. N KALPANA, W/0 N APPALA NAIDU, AGE 54YEARS
     OCCUPATION AS-HOUSEWIFE, REPRESENTED BY ITS GPA
     HOLDER SVMS CONSTRUCTIONS MANAGING PARTNER P
     V ADINARAYANA S/O. LATE P GOVINDA RESIDING AT
     D.NO. 58-16-105/1, NAD. KOTHA ROAD, DR. AMBEDKAR
     NAGAR,     VISAKHAPATNAM-530009           BEARING               BA
     N0.1086/4212/B/Z4/MRA/2021.
  2. DR RAMA KRISHNA KEERTHI, S/O. KEERTHI PEDDANNA,
    AGE 56YEARS, OCCUPATION. EMPLOYEE, RESIDING AT
    FLAT NO.103,SRI VATHSA ENCLAVE, MARRIPALEM VUDA
     LAYOUT,     OPPOSITE      SIVA    SIVANI             SCHOOL,
    VISAKHAPATNAM          530009,      BEARING                     BA
    NO.1086/5337/B/Z2NAR/2021
  3. JAGJIT SINGH HANS, S/O. MOHINDER SINGH HANS, AGE
    48YEARS, OCCUPATION AS BUSINESS, RESIDING AT
    DOOR NO.50-43-12, FLAT -F2, SRI NIVAS APARTMENT
    PANDT COLONY, SEETHAMADHARA, VISAKHAPATNAM-
    530013, BEARING BA N0.1086/0290/B/Z5/KEM/2020.
  4. N.V.RAMAKRISHNA RAO, S/O LATE SURYA RAO AGE
     66YEARS, OCCUPATION AS TRADERS, RESIDING AT B-203
     MAURYA GARDENS,      THOTAPALEM,   VIZIANAGARAM
     535002, BEARING BA NO. 1086/3397/B/Z2/REM/2020.
  5. DASARI MADHU KIRAN, S/O DASARI SRI RAMA REDDY
    AGE 51 YEARS, OCCUPATION AS BUSINESS, RESIDING AT
    36-46-52, KANCHARAPALEM MAIN ROAD, VISAKHAPATNAM
    530008, BEARING BA NO. 1086/2201/B/Z1/PEM/2021
 6. M.V.VIJAYA LAKSHMI, W/0. M.RAVINDRA BABU, AGE 68
    YEARS, OCCUPATION AS BUILDER, RESIDING AT D NO 9-
    21-14,     CBM       COMPOUND,       VISAKHAPATNAM,
    NO.1086/3987/B/Z2/M-1/2021. BEARING BA
 7. KIMIDI VINAY KUMAR,, S/O. K R K NAIDU, AGE 58 YEARS
    OCCUPATION AS BUILDER, RESIDING AT DR.NO.4-68-8,
    MIG 64, LB COLONY, VISAKHAPATNAM 530017, BEARING
    BA NO. 1086/1915/B/Z1/PEM/2021.
 8, SUMUKHA INFRA PROJECTS INDIA LLP,, MANAGING
    PARTNER.    GIRADA     SRIHARI      RAO,    S/O.
    G.JAGANNATHAMNAIDU, AGE 79 YEARS, OCCUPATION AS
    BUSINESS, RESIDING AT PLOT 10, D.NO 11-17/69
    MARKENDEYARAJU LAYOUT, GD MANSION, KOMMADI
    VISAKHAPATNAM-530048,     BEARING         BA
    NO. 1086/3696/B/Z1/BEM/2021.
 9. DARAPU SANGEETHA,, D/0. DS PRASAD RAO, AGE 43
                               //31//

                                               WP.No.25101 012024 and batch



  YEARS. OCCUPATION AS BANK EMPLOYEE, RESIDING AT
  PLOT 10, D.NO 11-17/69 MARKENDEYARAJU LAYOUT, GD
  MANSION, KOMMADI, VISAKHAPATNAM-530048, BEARING
  BA N0.1086/2164/B/Z1/MRT/2020.
10.U.ANNAPURNA, W/0. U.V.S. SURYANRAYANA RAJU, AGE
  48 YEARS. RESIDING AT C/0.SIVA RAMA PRASAD, SREE
  SIVARAMA CONSTRUCTIONS, FLAT NO-501, SAI PARTHA
  SREEKAR RESIDENCY, J.C. COLONY, MARRIPALEM VUDA
  LAYOUT,    VISAKHAPATNAM-530009     BEARING   BA
  NO.1086/0513/B/Z6/KEM/2022.
11.V.NOOKARATNAM,, W/O.V.V.RAMANA MURTHY, AGE 55
  YEARS. OCCUPATION AS BUSINESS, RESIDING AT
  D.NO.21-27, VIMAN NAGAR, VISAKHAPATNAM-530009,
  BEARING BA N0.1086/3455/B/Z6/KAR/2020.
12.B. MURALI TATARAO, S/0 APPARAO LATE, AGE 57YEARS,
   OCCUPATION AS BUSINESS, RESIDING AT D.NO 16-10-
   30/2, SUNKARAMETTA MAIN ROAD, OPPANAKAPALLI
  COURT             ANAKAPALLI               BEARING                  BA
  N0.1086/0052/B/Z7/NMD/2022.
13.SHRIRAM PROJECTS, REPRESENTED BY RAJA RAVANAM
  (PROPRIETOR), S/0. LATE RWSN MURTHY, AGE 41
  YEARS. OCCUPATION AS BUILDER, RESIDING AT 503,
  MANI   CASTLE APARTMENT,    OPP AIRPORT ROAD,
  VIMANAGAR-530009,      BEARING      BA      NO.
  1086/2178/B/Z4/M UT/2021.
14.RAJESH   KUMAR     SURANA,          (AGE-56YEARS)       S/O     LATE
  PUNAM CHAND SURANA, BUSINESS, RESIDING AT 9-15-6A,
  SECOND   FLOOR,  TD   PLAZA   CB.M.  COMPOUND,
  VISAKHAPATNAM                         BEARING                       BA
  NO. 1086/3623/B/Z2/CN D/2021
15.C.K.DURGA PRAVEEN, S/O C.K.DURGA PRASAD, AGE 41
  YEARS. OCCUPATION AS BUILDER, RESIDING AT D.NO 6-
  20-5/9, FLAT NO.202, DHARMAPURI APARTMENTS, EAST
  POINT COLONY, VISAKHAPATNAM-530017, BEARING BA
  N0.1086/2183/B/Z1/M-5/2021.
16.PUDI RAJA MARATHI, W/O HARIPRASAD, AGE 49 YEARS.
   OCCUPATION AS HOUSE WIFE. RESIDING AT PLOT NO 9,
   TS NO 12, D.NO. 50- 111-1 AND 50-111-1-1 REVENUE WARD
   11,TPT COLONY, SEETHAMADHARA, VISAKHAPATNAM,
  BEARING BA NO. 1086/4984/B/Z3/SRA/2021.
17.M/S   VARDHAN     BUILDERS,         REPRESENTED          BY      RAM
  BACHAN    SINGH    (LATE) AGE         66 YEARS     S/O     KAILASH
  SINGH, OCCUPATION AS BUSINESS, RESIDING AT D.NO 1-
  1-120/1,   HARITHA     COLONY       PEDAWALTAIR,
                                //32//



                                                 WP.No.25101 of 2024 and batch
   VISAKHAPATNAM             530017        BEARING          BA          NO
    1086/1751/B/Z5/PDA/2020
 18.NARA GEETHA, W/0 RAMA                  RAO   NARA         AGE       51
                                            residing at 49/26/62'
   VISAKRapatmam
   VISAKHAPATNAM                apartment, MADHURANAGAR:
                                BEARING      BA       NO.
   1086/1718/B/Z2/MAR/2021.
 19.VEDULLA VENKATA RAMANA, S/0 V BULLI APPANNA AGE
   77 YEARS, OCCUPATION AS RETIRED DOCTOR RESIDING
   AT C/0 BH.SOMARAJU, FLAT NO 301 SAI RESIDENCY OPP
   WEST SIDE VASUNDHRA NAGAR, MADHURAWADA
   BEARING BA NO. 1086/1014/B/Z1/VAR/2021.
20.SREE VENTURES, REPRESENTED BY ITS MANAGING
   PARTNER GANAPATHIRAJU RAJESH, S/0 G.SUBBARAJU
   AGE 51 YEARS. OCCUPATION AS BUILDER RESIDING AT
   FLAT NO402,ADITYA RESIDENCY,HIG-126, VUDACOLONY
   PEDAGANTYADA, VISAKHAPATNAM- 530044 BEARING BA
   NO. 1086/5951/B/Z6/PDA/2021.
21.SRI SRI HANUMAN BUILDERS, REP BY ITS MANAGING
   PARTNER P V S N VARMA S/0 P V RAMA RAJU, AGE 54
   YEARS, OCCUPATION AS BUILDER, RESIDING AT KRISHNA
   SAI RESIDENCY, FLAT NO 501, 2ND BUS STOP, P M PALEM
   530041, BEARING BA NO.1086/3864/B/Z1/PEM/2b20
22.KOTTU VIJAY KUMAR, S/0 LATE K SUBASH CHANDRA
   BOSE,   AGE   42YEARS,       OCCUPATION        AS      BUSINESS
  RESIDING AT D.NO 58-22-57/2/9, SRINIVASAM APPT
  BLOCK    A.  SUSARLACOLONY,      BAJI   JUNCTION
  GOPALAPATNAM, VISAKHAPATNAM 530027 BEARING BA
  NO. 1086 /6039/B/Z8/CDA/2021.
23.M/S SHREE GANESH NIRMAN, REP BY MANAGING
   PARTNER T.SRINIVAS RAO AGE 45 YEARS. OCCUPATION
   AS    BUSINESS,    RESIDING   AT    D.NO.58-15-62
   SHANTINAGAR, NAD KOTHA ROAD, VISAKHAPATNAM
  530009, BEARING BA NO.1086/6233/B/Z8/CDA/2021/REV1.
24.ILLURI GAYATHRI, W/0 SURYAPRAKASARAOLLLURI AGE
   45 YEARS. OCCUPATION. BUSINESS, RESIDING AT 2-48-
   23/4F-501, FLAT NO.501, POTIURI EXOTICA SECTOR 11
   MVP COLONY, VISAKHAPATNAM-530017, BEARING BA NO
  1086/2370/B/Z2/MEM/2021.
25. POLISETTY VENKATA RAMANA, S/O SAMBASIVA RAO AGE
    59YEARS, OCCUPATION AS BUSINESS, RESIDING AT
    D.NO.4-51-11, LAWSONS BAY COLONY POST OFFICE
  ROAD,    VISAKHAPATNAM          530017     BEARING         BA      NO.
  1086/1394/B/Z2/CIR./2020
                                      //33//

                                                      WP. No.25101 of 2024 and batch


   26.M/S     CHATHURBHUJA              CONSTRUCTIONS,             REP         BY
      GANAPATHIRAJU VENKATA SITA RAMA RAJU S/0 LATE
      SURYANARAYANA RAJU AGE 55 YEARS. RESIDING AT
      FLAT NO. 1205, VIP TOWERS, VIP ROAD, VISAKHAPATNAM,
      BEARING BA N0.1086/6060/B/Z2/YDA/2021.
                                                        ...PETmONER(S)
                                  AND
   1.THE     STATE        OF    ANDHRA           PRADESH,        MUNICIPAL
     ADMINISTRATION         AND        URBAN    DEVELOPMENT    (H)
     DEPARTMENT,           AP         SECRETARIAT,    VELAGAPUDI,
     AMARAVATHI, GUNTUR DISTRICT. REP. BY ITS PRINCIPAL
     SECRETARY.
   2.THE DIRECTORATE OF TOWN AND COUNTRY PLANNING,
     GOVERNMENT OF ANDHRA PRADESH, MGM CAPITAL,
     GROUND FLOOR, BESIDE LITTLE VILLAGE RESTAURANT.
     CHINNA KAKANI, MANGALAGIRI, GUNTUR, REP. BY ITS
     DIRECTOR.
   3.THE    COMMISSIONER,     VIJAYAWADA     MUNICIPAL
     CORPORATION.   AND  CHAIRMAN   OF   THE   ENQUIRY
     COMMITTEE.    VIJAYAWADA,    KRISHNA     DISTRICT.
     APPOINTED       IN   TERMS         OF     GMMS.N0.373       MUNICIPAL
     ADMINISTRATION            AND            URBAN   DEVELOPMENT(H)
     DEPARTMENT.REP BY ITS COMMISSIONER.
   4.THE TANUKU MUNICIPALITY, TANUKU, WEST GODAVARI
      DISTRICT. REP.BY ITS COMMISSIONER.
   5.GREATER VISAKHAPATNAM MUNICIPAL CORPORATION,
     VISAKHAPATNAM, REP.BY ITS COMMISSIONER.
                                                    ...RESPONDENT(S):
      Petition under Article 226 of the Constitution of India praying that
in the circumstances stated in the affidavit filed therewith, the High
Court may be pleased topleased to issue a writ of mandamus or any
other appropriate writ or direction declaring the action of the 1st
respondent in issuing Memo No.1768902/H1/2024 Dt.20.08.2024 and
the consequential proceeding issued by the Director of town and
country planning in Endt. Roc. No. MAU03-19022(32)/9/2022-RJ DR-
RG- DOTCP Dt. 10.2024 signed on Dt.14.10.2024 and set aside the
same and consequently direct the 5th respondent to release the
occupancy certificate in favour of the petitioners without reference to
memo issued by the 1st respondent issued in Memo No.
1768902/HI/2024 Dt.20.08.2024 and the consequential proceeding
issued by the Director of town and country planning in Endt. Roc. No.
MAU03-19022(32)/9/2022-RJDR- RG-DOTCP Dt. 10.2024 signed on
Dt.14.10.2024 and pass
lA NO: 1 OF 2025
                                     //34//


                                                       WP No.25101 of 2024 and batch

 QtatoHPetition
         In     under Section 151 CPC
                 ffvi       ■         praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased pleased to suspend the proceedings of the 1st respondent
in issuing Memo No. 1768902/H1/202 4 Dt.20 08 2024                     and     the
consequential proceeding issued by the Director of town and country
planning in Endt. Roc. No. MAU03-19022(32)/9/2022-RJ DR- RG
DOTCP Dt. 10.2024 signed on Dt. 14.10.2024, pending disposal of the
writ petition and pass
lA NO: 2 OF 2025

               under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased pleased to direct the 5th respondent to release the
occupancy certificate for the building constructed by the petitioners
without reference to the proceedings issued by the 1st respondent in
issuing    Memo    No.    1768902/H 1/2024      Dt.20.08 2024        and      the
consequential proceeding issued by the Director of town and country
planning in Endt. Roc. No. MAU03-19022(32)/9/2022-RJDR- RG-
DOTCP Dt. 10.2024 signed on Dt. 14.10.2024, pending disposal of the
writ petition and pass
Counsel for the Petitioner{S):
   1.0 M R LAW FIRM
Counsel for the Respondent(S):
   1. GP MUNCIPAL ADMN AND URBAN DEV AP
  2.S.V.S.S.SIVARAM SC For VMC
WRIT PETITION No.5216 OF 2025
Between:
   1.   BVSR
                  CONSTRUCTIONS,             REP.        BY          BIJJALA
        SUBRAHMANAYAM S/0 LATE SUBBARAO, AGE 60
        OCCUPATION AS BUSINESS, RESIDING AT D.NO. 2-42-2
        SVS SAI NIVAS, FLAT NO TF-1, MVP COLONY SECTOR-11'
        VISAKHAPATNAM 530017 BEARING BA NO.1086/4988/B3/M-
        3/2021.

  2. GANUGULA DOORVANISIRI, W/0 G SURESH KUMAR, AGE
        53YEARS, OCCUPATION AS HOUSEWIFE, RESIDING AT 44-
        1-34, TF7, SRIBABA TOWERS, LAKSHMINARAYANAPURAM
        VISAKHAPATNAM-530024.                   BEARING                      BA
        NO. 1086/3802/B/Z5/PDA/2020.
  3. SRI       MADHURI    CONSTRUCTIONS           REPRESENTED                BY
        A.VIJAYA RAMA VARMA (MANAGING PARTNER) S/0 LATE
        NARASIMHA RAJU, AGE 57 YEARS, OCCUPATION                            AS
        BUSINESS, RESIDING AT D.NO. 49-26-51, MADHURA
        NAGAR,    VISAKHAPATNAM-530016,  BEARING   BA
        N0.1086/0991/B/Z3/MEM/2022.
  4. M/S. GRB' CONSTRUCTIONS, REPRESENTED BY                            GOLI
                              //35//


                                             WP,No.25101 of 2024 and batch


     APPALA SATYA UMA MAHESH KUMAR S/O G.APPARAO,
     AGE 45YEARS, RABINDRA KUMAR BISWAL S/O ARAKHIT
     BISWAL, AGE 44YEARS, OCCUPATION AS BUSINESS.
     RESIDING AT D.NO 4 -130, SUNDAR NAGAR, OLD DAIRY
     FARM,   VISAKHAPATNAM      530040,  BEARING   BA
     NO. 1086/0336/B/Z2/BEM/2022.
5.   PR CONSTRUCTIONS, REPRESENTED BY Y.PRASANNA
     KUMAR   S/O   Y.BHASKARA   RAO,  AGE    50YEARS,
     OCCUPATION AS BUSINESS, RESIDING AT 6-354, TINY
     TODY SCHOOL BUILDING, RAVINDRA NAGAR - 2, OLD
     DAIRY FARM  POST, VISAKHAPATNAM .530040, BEARING
     BA NO.TEMP/1086/8278/B/Z8NAR/2022.
6. ARNAV CONSTRUCTIONS,, MANAGING PARTNER N.VAMSI
     MOHAN, S/O. DR N.A.N MURTHY, AGE 49 YEARS,
     OCCUPATION AS BUILDER, RESIDING AT 50-17-30/1,
     RAJENDRANAGAR, VISKHAPATNAM-530016.
7. GADI UDAI BHASKAR,, S/O LATE G ISRAEL, KOLLI VIJAYA
     LAKSHMI W/0 T SRINIVAS RAO REPRESENTING M/S SVC
     PROMOTERS AND DEVELOPERS, AGE 53 YEARS AND 69
     YEARS   RESPECTIVELY, OCCUPATION AS RETIRED
     EMPLOYEES, RESIDING AT 55-20-24 AND 55-20-35,                   HB
     COLONY,   VISAKHAPATNAM-530022,   BEARING                       BA
     NO. 1086/4153/B/Z2/M EM/2021.
8. BANTUPALLI RAMESH, S/O B. RAMAKRISHNA, AGE
   38YEARS, OCCUPATION AS BUILDER/ ASST. PROFESSOR,
     RESIDING          AT             DOOR        NO.31-34-13,
     NEELAMAVEEPHACHETTU,              VISAKHAPATNAM-530020,
     BEARING BA NO. 1086/0967/B/Z8NAM/2022.
9. TATA SANYASI RAJU, S/O LATE TSN SOMAYAJI, AGE 57
   YEARS, OCCUPATION AS PRIVATE JOB, RESIDING AT MIG
   1 A 23, SECTOR 6, MVP COLONY, VISAKHAPATNAM
     530017, BEARING BA NO.1086 / 4987 / B / Z3 / MEM / 2021
     DT 11.10.2021.
10.AKULA BHANOJI, S/O SATYANARAYANA, AGE 35 YEARS,
  OCCUPATION AS BUSINESS, RESIDING AT FLAT-202,
  SIDDARDHA      RESIDENCY,   SRI   VALLI   NAGAR,
   MADHURAWADA, VISAKHAPATNAM-530048, BEARING BA
     NO. 1086/1294/B/Z2/MAJ/2022.
11. EARLE RAMAKRISHNA. S/O GANGUNAIDU, AGE 49YEARS,
    OCCUPATION AS BUSINESS, RESIDING AT 21-205/5/1,
    KAKANI NAGAR, NEAR SBI BANK. VISAKHAPATNAM-530009
     BEARING BA N0.1086/0808/B/Z4/AAM/2022.
12.TATISETTI SATYA RAO, S/O LATE RAMA MURTHY, AGE 71
   YEARS, OCCUPATION AS RETIRED PROFESSIONAL,
                                       //36//


                                                      WP.No.25101 of 2024 and batch

   RESIDING AT 36-46-52, KANCHARAPALEM MAIN ROAD,
   VISAKHAPATNAM 530008, BEARING BA NO. 1167/0035/
   B/ANAA/EL/2021
 13.K.ANUSHA,          D/0    K.RAMALINGA         RAJU AGE         38YEARS
   OCCUPATION AS DOCTOR, K.VIJAYA LAKSHMI KUMARI
   W/0 K.RAMALINGA RAJU AGE 58YEARS OCCUPATION AS
   BUSINESS, RESIDING AT FLAT NO.2906 'A'BLOCK
   OXYGEN TOWERS, SEETHAMADHARA, VISAKHAPATNAm'
   BEARING BA NO. 1086/0732/B/Z2/CLI/2022
14.NNVB SATYA BHASKARA RAO, S/O SATYANARAYANA RAO
  age 44 YEARS, OCCUPATION AS BUSINESS RESIDING AT
   37-    12-44/3/1,    NGGOS COLONY, REVENUE WARD 38
   INDUSTRIAL          ESTATE (PO), VISAKHAPATNAM 530007
   BEARING BA N0.1086/4270/B/Z4/KDA/2021.
15.JAMI      SANTOSH              KUMAR,       REPRESENTED        BY       M/S
   NAVADEEP PROMOTORS BEESETTY TRINADH S/O
   RAMANA, AGE 43YEARS, OCCUPATION AS BUSINESS
   RESIDING AT 7-36, KOTANARAVA, PENDURTHIMANDALAm'
  VISHAKAPATNAM                    530027,      BEARING         BA         NO.
   1086/4034/B/Z5/NVA/2021.
                                                      ...PETITIONER(S)
                                     AND
1.THE   STATE   OF   ANDHRA    PRADESH,  MUNICIPAL
  ADMINISTRATION   AND   URBAN    DEVELOPMENT                               (H)
 DEPARTMENT,                 AP       SECRETARIAT,         VELAGAPUDI
 AMARAVATHl, GUNTUR DISTRICT. REP. BY ITS PRINCIPAL
 SECRETARY.
2.THE DIRECTORATE OF TOWN AND COUNTRY PLANNING
 GOVERNMENT OF ANDHRA PRADESH, MGM CAPITAL^
 GROUND FLOOR," BESIDE LITTLE VILLAGE RESTAURANT
 CHINNA KAKANI, MANGALAGIRI, GUNTUR REP BY ITS
  DIRECTOR.
3.THE    COMMISSIONER,             VIJAYAWADA  MUNICIPAL
 CORPORATION,            AND CHAIRMAN OF THE ENQUIRY
 COMMITTEE,             VIJAYAWADA,    KRISHNA  DISTRICT.
 APPOINTED        IN     TERMS OF GMMS.N0.373 MUNICIPAL
 ADMINISTRATION
                           AND   URBAN   DEVELOPMENT(H)
 DEPARTMENT,
4.THE TANUKU MUNICIPALITY, TANUKU, WEST GODAVARI
 DISTRICT, REP.BY ITS COMMISSIONER.
5.GREATER VISAKHAPATNAM MUNICIPAL CORPORATION
 VISAKHAPATNAM, REP.BY ITS COMMISSIONER.
                                                    ...RESPONDENT(S):
                                    //37//


                                                     WP.No.25101 of 2024 and batch



      Petition under Article 226 of the Constitution of India praying that
in the circumstances stated in the affidavit filed therewith, the High
Court may be pleased topleased to issue a writ of mandamus or any
other appropriate writ or direction declaring the action of the 1st
respondent in issuing Memo No.1768902/H1/2024 Dt.20.08.2024 and
the consequential proceeding issued by the Director of town and
country planning in Endt. Roc. No. MAU03-19022(32)/9/2022-RJDR-
RG-DOTCP Dt. 10.2024 signed on Dt.14."l 0.2024 and set aside the
same and consequently direct the 5th respondent to permit the
petitioners to utilize the TDR certificate without reference to memo
issued by the 1st respondent issued in Memo No.1768902/H1/2024
Dt.20.08.2024 and the consequential proceeding issued by the Director
of town and country planning in Endt. Roc. No. MAU03-
19022(32)/9/2022-RJDR- RG-DOTCP Dt. 10.2024 signed on
Dt. 14.10.2024 and pass
lA NO: 1 OF 2025
      Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased pleased to suspend the proceedings of the 1st respondent
in issuing Memo No. 1768902/H1/2024 Dt.20.08.2024 and the
consequential proceeding issued by the Director of town and country
planning in Endt. Roc. No. MAU03-19022(32)/9/2022-RJ DR- RG-
DOTCP Dt. 10.2024 signed on Dt.14.10.2024, pending disposal of the
writ petition and pass
Counsel for the Petitioner(S):
   1.0 MR LAW FIRM
Counsel for the Respondent(S);
   1.GP FOR MUNCIPAL ADMN URBAN DEV
   2.S.V.S.S.SIVARAM SC For VMC
WRIT PETITION NO: 5227/2025

Between:

   1.MALLAPU SUDHAKAR REDDY, S/0. LATE SOMI REDDY AGE
    68 YEARS, OCC BUSINESS, RESIDING AT MIG 1A/14,
    SECTOR-6,MVP COLONY, VISAKHAPATNAM-530017.
                                                            ...PETITIONER

                                   AND

   1.THE   STATE   OF   ANDHRA    PRADESH,     MUNICIPAL
    ADMINISTRATION    AND   URBAN     DEVELOPMENT     (H)
     DEPARTMENT,     AP    SECRETARIAT,     VELAGAPUDI,
     AMARAVATHI, GUNTUR DISTRICT.. REP. BY ITS PRINCIPAL
     SECRETARY.
                                          //38//


                                                           WP.No.25101 of 2024 and batch
#
        2.THE DIRECTORATE OF TOWN AND COUNTRY PLANNING
          GOVERNMENT OF ANDHRA PRADESH ,                       MGM       CAPITAL.
          GROUND FLOOR, BESIDE LITTLE VILLAGE RESTAURANT
          CHINNA KAKANI, MANGALAGIRI, GUNTUR REP BY ITS
          DIRECTOR.

        3.VIJAYAWADA MUNICIPAL CORPORATION, AND CHAIRMAN
          OF THE ENQUIRY COMMITTEE, VIJAYAWADA KRISHNA
          DISTRICT.
                        APPOINTED        IN       TERMS   OF    GMMS.NO 373
          MUNICIPAL           ADMINISTRATION               AND              URBAN
          DEVELOPMENT(H)            DEPARTMENT,           REP          BY         ITS
          COMMISSIONER.

       4.THE TANUKU MUNICIPALITY. TANUKU. WEST GODAVARI
          DISTRICT, REP.BY'ITS COMMISSIONER.

       5.GREATER VISAKHAPATNAM MUNICIPAL CORPORATION,
          VISAKHAPATNAM, REP.BY ITS COMMISSIONER.

                                                          ...RESPONDENT(S):
          Petition under Article 226 of the Constitution of India praying that
    in the circumstances stated in the affidavit filed therewith, the High
    Court may be pleased topleased to issue a writ of mandamus or any
    other appropriate writ or direction declaring the action of the 1st
    respondent in issuing Memo No. 1768902/F11/2024 Dt.20.08.2024 and
    the consequential proceeding issued by the Director of town and
    country planning in Endt. Roc. No. MAU03-19022(32)/9/2022-RJ DR-
    RG- DOTCP Dt. 10.2024 signed on Dt.14.10.2024 and set aside the
    same and consequently direct the 5th respondent to consider the TDR
    certificate purchased by the petitioner for building permission without
    reference to memo issued by the 1st respondent issued in Memo No.
    1768902/F11/2024 Dt.20.08.2024 and the consequential proceeding
    issued by the Director of town and country planning in Endt Roc No
    MAU03-19022(32)/9/2022-RJDR- RG-DOTCP Dt. 10.2024 signed on
    Dt.14.10.2024 and pass
    lA NO: 1 OF 2025

          Petition under Section 151 CPC praying that in the circumstances
    stated in the affidavit filed in support of the petition, the High Court may
    be pleased pleased to suspend the proceedings of the 1st respondent
    in issuing Memo No.1768902/H1/2024 Dt.20.08.2024 and the
    consequential proceeding issued by the Director of town and country
    planning in Endt. Roc. No. MAU03- 19022(32)/9/2022-RJDR-                    RG-
                                     //39//

                                                       WP. No.25101 of 2024 and batch



DOTCP Dt. 10.2024 signed on Dt.14.10.2024, pending disposal of the
writ petition and pass
lA NO: 2 OF 2025

      Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased pleased to direct the 5th respondent to consider the
building applications submitted by the petitioner on the basis of the
TDR certificates purchased by the petitioner without reference to the
proceedings     issued    by   the   1st    respondent     in   Memo
NO.1768902/H1/2024 Dt.20.08.2024 and the consequential proceeding
issued by the Director of town and country planning in Endt. Roc. No.
MAU03- 19022(32)/9/2022-RJDR- RG-DOTCP Dt. 10.2024 signed on
Dt. 14.10.2024, pending disposal of the WP and pass
Counsel for the Petitioner:

   1.0 M R LAW FIRM

Counsel for the Respondent(S):
   1.GP MUNCIPALADMN AND URBAN DEVAP

   2.S.V.S.S.SIVARAM SC For VMC

WRIT PETITION NO: 5309/2025

Between:

   1.NAGAM VENKATA BHIMESWARA RAO, NAGAM VENKATA
    BHIMESWARA RAO S/0. NAGAM SUBBARAO, AGE 65YEARS,
    OCCUPATION AS BUSINESS, RESIDING AT FLAT- 101,
    VIVEKANANDA VISAKHAPATNAM-530045,   BEARING   BA
     NO.1086/6943/B/Z2A        DA/2021.         CHALAMAJI      COLLECTIVE
     APARTMENT, NAGAR, YENDADA,

   2.M/S AVK BUILDERS, REPRESENTED BY GPA HOLDER,
     ALAPATI SARITHA W/0. LATE A.SHIVANAND, AGED ABOUT
     43 YEARS, OCC BUSINESS, RESIDING AT MIG-1-299, NEAR
     VISAKHA EYE HOSPITAL, BABA NAGAR ROAD NO,3,
     P.M.PALEM,        VISAKHAPATNAM-530041                 BEARING             BA
     NO. 1086/0861/B/Z2/PEM 12022.

   3.CHANDRA KALA, 50 YEARS W/0. PATHAKOTA RAGHAVA
     REDDY, BUSINESS, RESIDING AT F.NO 102, WHITE LOTUS
     APARTMENT, Y M R COLONY, PRODDATUR 516360, KADAPA
     DISTRICT,                               BEARING                            BA
                                       //40//


                                                       WP No.25101 of 2024 and batch

      NO.TEMP/1014/0069/B/PDTR/YMRC/2022
    4.PAKKI SRINIVAS, S/0. LATE P V SUDARSHAN RAO, AGE 52
      YEARS, OCCUPATION AS PRIVATE         residing at
                      NO.56, HB COLONY, VISAKHAPATNAM-
      530022, 1086/0810/B/Z3/H NY/2022. BEARING BA NO.
    5.M/S PMR CONSTRUCTIONS, REP. BY KAMJULA LAKSHMI
      PRABHAVATHI W/0 K VENKATA SUBBA REDDY, AGE 65
      YEARS. OCCUPATION AS HOUSE WIFE. RESIDING AT
      D.NO.55-41-18/, SEETHAMMADHARA, VISAKHAPATNAM
      BEARING BA NO. 1086/1163/B/Z3/DNY/2022. DOCTORS
      COLONY,

                                                        ...PETITIONER(S)
                                     AND

    1.THE     STATE       OF       ANDHRA        PRADESH,       MUNICIPAL
     ADMINISTRATION            AND      URBAN       DEVELOPMENT              (H)
      DEPARTMENT,             AP     SECRETARIAT             VELAGAPUDI,
     AMARAVATHI, GUNTUR DISTRICT. REP. BY ITS PRINCIPAL
     SECRETARY.

   2.THE DIRECTORATE OF TOWN AND COUNTRY PLANNING
     GOVERNMENT OF ANDHRA PRADESH, MGM CAPITAL
     GROUND FLOOR. BESIDE LITTLE VILLAGE RESTAURANT*
     CHINNA KAKANI, MANGALAGIRI, GUNTUR REP BY ITS
     DIRECTOR.

   3.THE    COMMISSIONER,     VIJAYAWADA  MUNICIPAL
     CORPORATION    AND CHAIRMAN OF THE ENQUIRY
     COMMITTEE,    VIJAYAWADA     KRISHNA  DISTRICT.
     APPOINTED       IN   TERMS       OF       GMMS.NO 373     MUNICIPAL
     ADMINISTRATION            AND
                                           URBAN      DEVELOPMENT(H)
     DEPARTMENT,          .

   4.THE TANUKU MUNICIPALITY, TANUKU. WEST GODAVARI
     DISTRICT, REP.BY ITS COMMISSIONER.
   5.GREATER VISAKHAPATNAM MUNICIPAL CORPORATION
     VISAKHAPATNAM, REP.BY ITS COMMISSIONER.
                                                     ...RESPONDENT{S):
     Petition under Article 226 of the Constitution of India praying that
in the circumstances stated in the affidavit filed therewith, the High
Court may be pleased topleased to issue a writ of mandamus or any
                                     //41//


                                                      WP.No.25101 of 2024 and batch
                                                                                      #
other appropriate writ or direction declaring the action of the 1st
respondent in issuing Memo No. 1768902/H1/2024 Dt.20.08.2024 and
the consequential proceeding issued by „ the Director of town and
country planning in Endt. Roc. No. MAU03-19022(32)/9/2022-RJ DR-
RG- DOTCP Dt. 10,2024 signed on Dt.14.10.2024 and set aside the
same and consequently direct the respondent to consider the TDR
certificate purchased by the petitioners for building permission without
reference to memo issued by the respondent issued in Memo No.
1768902/HI/2024 Dt.20.08.2024 and the consequential proceeding
issued by the Director of town and country planning in Endt. Roc. No.
MAU03-19022(32)/9/2022-RJDR- RG-DOTCP Dt. 10.2024 signed on
Dt.14.10.2024 and pass
lA NO: 1 OF 2025

      Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased pleased to suspend the proceedings of the 1st respondent
Memo No. 1768902/H1/2024 Dt.20.08.2024 and the consequential
proceeding issued by the Director of town and country planning in
Endt. Roc. No. MAU03-19022(32)/9/2022-RJDR- RG-DOTCP Dt.
10.2024 signed on Dt. 14.10.2024, pending disposal of the writ petition
lA NO: 2 OF 2025

      Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased pleased to direct the 5th respondent to consider the
building applications submitted by the petitioners on the basis of the
TDR certificates purchased by the petitioners without reference to the
proceedings issued by the 1 respondent No. 1768902/H 1/2024
Dt.20.08.2024 and the consequential proceeding issued by the Director
of town and country planning in Endt. Roc. No. MAU03-
19022(32)/9/2022-RJDR- RG-DOTCP Dt. 10.2024 signed on Dt.
14.10.2024, pending disposal of the writ petition.
Counsel for the Petitioner(S):
   1.0 MR LAW FIRM

Counsel for the Respondent(S):
   1.GP MUNCIPAL. ADMN AND URBAN DEV AP'

   2.S.V.S.S.SIVARAM SC For VMC
                                IIA2II


                                                    WP.No.25101 of 2024 and batch
WRIT PETITION NO: 5420/2Q2fi
Between:


                      •managing partner ALAPATI SARITHA
     W/0. LATE A.SHIVANAND. AGED ABOUT 43 YEARS OCC
     BUSINESS, RESIDING AT MIG-1-299 NEAR VISAKHA EYE
     HOSPITAL,  BABA       NAGAR           R0ADN0.3,         P.M.PALEM,
     VISAKHAPATNAM-       530041,            BEARING          BA          NO.
     1086/0861/B/Z2/PEM 12022.
  2. SREE BALAJI INFRA AVENUES                 REP BY       TADIKONDA
     BALAJI
                S/0 TVS RAMACHANDRA RAO (LATE)                          AGE
    52YEARS,
    83-  12
             OCCUPATION AS BUSINESS, RESIDING AT 50-
                 MADHURANAGAR,              SITAMPETA         JUNCTION
    BEARING530016,            BAVISAKHAPATNAM                            NO.
    1086/3108/B/Z2/MAR /2021.

 3. VERUPANDA ANITHA, W/0. VERUPANDA SUDHAKAR . AGE
    56YEARS, OCCUPATION AS BUSINESS, RESIDING AT 45-2-
    60/23/1 RAMACHANDRA     NAGAR,                  AKKAYYAPALEM.
    VISAKHAPATNAM     530016,                     BEARING                 BA
    NO. 1086,/7034/B/Z3/M12/2021.

 4. GUNDA SRINIVAS, S/0. LATE G.V.A.R. BHASKAR AGE 52
    YEARS. OCCUPATION AS PRIVATE JOB, RESIDING AT DO L
    G.V.BHARATI, FLAT NO 509, 5TH FLOOR, VAISAKHI PEARL
    MIDILAPURI VUDA COLONY, BESIDES STATE BANK OF
    INDIA,    VISAKHAPATNAM             NO. 1086/3097/B/Z1/PE M/2021.
    530041. BEARING BA

 5. KALIDINDI    RUKMINI   W/0.         VISWANADHA        RAJU         AGE
    63YEARS, OCCUPATION AS HOUSE WIFE. RESIDING AT
    D.NO. 10-289, VISALAKSHI NAGAR, VISAKHAPATNAM-
    530043, BEARING BA NO. 1086/0996/B/Z2/VAR/2022.
 6. D. CHANDRASHEKHAR, S/0. LATE D. RAGHUNADH AGE
   49YEARS,  OCCUPATION   AS    PRIVATE   EMPLOYEE.
   RESIDING    AT    D.NO40-2-416,     SANTHINAGAR.
   KAILASAPURAM,      VISAKHAPATNAM-         530024,
   N0.1086/0950/B/Z8/CDA/2022. BEARING BA
7. SVRK NIRMAAN, REP BY K VENKATESWARA RAO S/O
   APPALANAIDU RAJU (LATE). AGE 50 YEARS. RESIDING AT
   F.NOE4.NIGHTINGALE NESTLE. GAZETTED OFFICERS
   COLONY. NEAR DR.V S KRISHNA COLLEGE. ISUKATHOTA
                             //43//


                                              WP.No.25101 of 2024 and batch


   VISAKHAPATNAM                     530022                 BEARING
   B.A.N01086/6899/B/Z6/KEM/2021.

8. RANI BUILDERS, MANAGING PARTNER K KAMESWARA
   RAO S/O RAMA RAO, AGE 57 YEARS. OCCUPATION AS
   BUSINESS, RESIDING AT D.NO. 31-28-17, BESIDE SAIRAM
   PARLOUR ROAD, KURMANNAPALEM, BEARING BA NO.
   1086/1133/B/Z6/KEM/2022. VISAKHAPATNAM-530046,

9. KOTTI RAMAKRISHNA, S/O K SURYA RAMAYYA, AGE 56
   YEARS. OCCUPATION AS BUILDER, RESIDING AT D.NO 45-
   48-7/2, ABIDNAGAR, AKKAYYAPALEM, VISAKHAPATNAM
   530016 1086/0870/B/Z2/YDA/2022. BEARING BA NO.

10.KATADY SRINIVASA RAJU, S/O (LATE) KATADY VEERA
   RAJU, AGE 58 YEARS.   OCCUPATION AS RAILWAY
   CONTRACTOR,  RESIDING  AT   C/0 GURU  KRUPA
   CONSTRUCTIONS, SRINIVASA RAJU, 8-22/1A SUDHA SRI
   NIVAS,  PM   PALEM,   NEAR   SRUJANA     SCHOOL,
   MADHURAWADA,             VISAKHAPATNAM                   (RURAL),
   VISAKHAPATNAM ANDHRA PRADESH 530041, BEARING BA
   NO. 1086/1139/B/Z2/MRT/2022.

11. M/S   SRI   SAI   VENKATA        DURGA    CONSTRUCTIONS,
   MANAGING PARTNER BOGAVILLI             RAMA CHANDRA RAO
   S/O LATE B CHINNA RAO, AGE 48 YEARS. OCCUPATION AS
   BUSINESS, RESIDING AT DNO.1-150, PILAKAVANIPALEM,
   MADHURWADA, VISAKHAPATNAM 5300416, BEARING BA
   NO. 1086/1164/B/Z2/KDI/2022.

12.DITTAKAVI SURYA PRAKASA RAO, S/O D APPALA
   SATYANARAYANA, AGE 67 YEARS, PADALA SWATH I W/O
   P NAGESHWARARAO, AGE 45 YEARS, OCCUPATION AS
   BUSINESS, RESIDING AT 27-259/2 PANCHAYATHI COLONY,
   APPANNAPALAM,        VEPAGUNTA,                    PENDURTHI
   VISAKHAPATNAM-530047,   BEARING             BA       NO.        1086
   1078/B/Z8/EG E/2022.

13.M/S VEDA DEVELOPERS, REP BY MANAGING PARTNER
   RAJANA APPALANAIDU S/O SATYANARAYANA, AGE
   63YEARS, OCCUPATION AS BUILDER, RESIDING AT 58-20-
   27/1, APSEB OLD HAPPY HOMES, GOPALAPATNAM,
   VISAKHAPATNAM-530027,         BEARING          BA
   NO. 1086/1363/B/Z2/PEM/2022.  COLONY,       NEAR
   BUTCHIRAJUPALEM,
                                    //44//


                                                        WP.No.25101 of 2024 and batch

14.P VENKATA MADHU SUDHANA RAO, S/0 KRISHNARJUNA
   RAO,     AGE   56    YEARS,         OCCUPATION          AS      BUSINESS,
   RESIDING AT 54-12- 13, 1ST FLOOR, VIDYANAGAR, NEAR
   KRISHNA COLLEGE                CHINNA GATE            H      B COLONY
   BEARINGVISAKHAPATNAM-530022,                                               NO.
   1086/1205/B/Z3/REM/2022. BA

15.POTNURU RAMESH CHAKRAVARTHI, S/0. VASUDEVARAO
  AGE 53YEARS, OCCUPATION AS BUSINESS, RESIDING AT
  4-65, VISAKHA B COLONY, SRIKAKULAM-532001, BEARING
  BA
                               NOS.TEMP/1085/0080/B/ALI/SRI/2022
  TEMP/1085/0069/B/ALI/SRI/2021 AND TEMP/1085/0079/B/ALI
  /SRI /2022. AND

16.M/S SREE SAMBHAV ASSOCIATES, RESIDING AT FLAT
  NO.301,                   G.K.TOWERS,                    PEDAWALTAIR.
  530017,VISAKHAPATNAM- NO. 1167/0007/B/ANA/PED/2022.
                                                         ...PETITIONER(S)
                                  AND

1.THE     STATE        OF     ANDHRA           PRADESH,          MUNICIPAL
 ADMINISTRATION
                            AND      URBAN        DEVELOPMENT                  (H)
 DEPARTMENT,            AP         SECRETARIAT.              VELAGAPUDI
 AMARAVATHI, GUNTUR DISTRICT. REP. BY ITS PRINCIPAL
 SECRETARY.

2.THE DIRECTORATE OF TOWN AND COUNTRY PLANNING,
  GOVERNMENT OF ANDHRA PRADESH, MGM CAPITAL,
 GROUND FLOOR, BESIDE LITTLE VILLAGE RESTAURANT
 CHINNA KAKANI, MANGALAGIRI, GUNTUR REP BY ITS
 DIRECTOR.

3.VIJAYAWADA MUNICIPAL CORPORATION. AND CHAIRMAN
 OF I HE ENQUIRY COMMITTEE, VIJAYAWADA. KRISHNA
 DISTRICT. APPOINTED IN TERMS OF GMMS.N0.373
 MUNICIPAL             ADMINISTRATION               AND                 URBAN
 DEVELOPM£NT(H)              DEPARTMENT,            REP            BY         ITS
 COMMISSIONER.

4.THE TANUKU MUNICIPALITY, TANUKU, WEST GODAVARI
 DISTRICT. REP.BY ITS COMMISSIONER.

5.GREATER VISAKHAPATNAM                     MUNICIPAL    CORPORATION
 VISAKHAPATNAM, REP.BY ITS COMMISSIONER.
                                     //45//


                                                      WP.No.25101 of 2024 and batch



                                                    ...RESPONDENT(S):

     Petition under Article 226 of the Constitution of India praying that
in the circumstances stated in the affidavit filed therewith, the High
Court may be pleased to
lA NO: 1 OF 2025

     Petition under Section 151 CPC praying that in the circumstances
stated in the affidavit filed in support of the petition, the High Court may
be pleased be pleased to suspend the respondent in issuing Memo No.
1768902/H1/2024 Dt.20.08.2024 and the consequential proceeding
issued by the Director of town and country planning in Endt. Roc. No.
MAU03-19022(32)/9/2022-RJ DR- RG- DOTCP Dt. 10.2024 signed on
Dt.14.10.2024, pending disposal of the writ petition and pass
Counsel for the Petitioner(S):
   1.0 MR LAW FIRM

Counsel for the Respondent(S):
   1.GP MUNCIPALADMN AND URBAN DEV AP

   2.S.V.S.S.SIVARAM SC For VMC

The Court made the following:
                                       //46//


                                                                WP,No.25101 of 2024 and batch


           THE HONOURABLE SRI JUSTICE HARINATH.N

WRIT PETITION Nos.25101. 30841. 23029, 25481, 29652, 29657, 29659.
 29787 of 2024 and 4994, 5209, 5212, 5216, 5227, 5309, 5420 of 2025

COMMON ORDER :

1. The batch of writ petitions are filed challenging the orders dated 20.08.2024 and subsequent proceedings dated 14.10.2024. The petitioners are aggrieved by the action of the respondents in cancelling the part of the TDR (Transferable Development Rights) bonds and all consequential actions. The petitioners are seeking a consequential direction to the respondents to restore the visibility of the TDR bond certificates issued/purchased by the writ petitioners and other consequential reliefs. The petitioners are also challenging the unilateral action of cancelling the building permission, along with the utilisation of TDR bonds.

2. Sri.Unnam Muralidhar Rao, learned senior counsel appearing for the petitioners, submits that in the batch of writ petitions, the respondent authorities have resorted to the issuance of proceedings cancelling the building permissions along with the utilisation of TDR bond certificates. It is pertinent to mention that the petitioners are the subsequent purchasers of the TDR bonds. which were available on the DPMS portal of the 2nd respondent.

3. The 3rd respondent proposed a master plan for Tanuku Municipality on 08.10.2024 and issued GOMs.No.204. The lands HAT! I WP.No,25101 of 2024 and batch f belonging to three families were affected in the proposed road widening, and the landlords gifted the affected portion of land in favour of the 4th respondent. The landlords were issued the TDR Certificates in lieu of the land gifted to the Municipality. All the land owners were allotted TDRs in the 1:4 ratio.

4. The CARD Value of the land was taken as a base price, and TDRs at 1:4 for the land gifted were issued to the landlord. The 2nd respondent m^de the TDR certificates visible on the DPMS website, and they are available for purchase by anyone. The transaction of buying and selling TDRs is conducted through the online process on the DPMS website of the 2nd respondent. Some petitioners purchased the TDR bonds as they were available on the website for utilisation.

5. The learned senior counsel submits that the Municipal Authority has also verified the genuineness of the TDRs by cross-verifying the TDRs submitted by the builders on an online platform. It is submitted that the petitioners are bonafide purchasers of TDRs; however, they have been subjected to untold hardship by the respondent authorities.

6. An enquiry was ordered on the premise that the officers of the Municipality and the landlords had manipulated records, and the respondent authorities had issued TDRs at a higher ratio than //48// WP.No.25101 of 2024 and batch the eligible ratio. An enquiry officer was appointed who submitted a preliminary report that the landlords were entitled to TDRs at a 1:2 ratio. Most of the petitioners had sold the TDRs and utilised them for construction purposes at different .places in the state. The respondent authorities screened the building permission issued to the petitioners from the web portal. Further enquiry was proposed in pursuance of the preliminary report.

7. Aggrieved by the unilateral action on part of the respondent authorities, batch of writ petitions WP.No. 18031 of 2022 and batch were filed before this Court, which were disposed off 19.03.2024 directing the 1st respondent as per the oral undertaking of the learned Advocate General, to complete the enquiry after issuance of notices to both the awardees of TDRs and petitioners relating to TDRs in Tanuku Municipality within a period of two months from the day of passing the order.

8. The respondents initiated a fresh inquiry to ascertain the eligibility of TDR bonds and also to ascertain whether the petitioners are bonafide purchasers or not. The enquiry report dated 10.05.2024 did not conclude on the issue of the petitioners' status as bonafide purchasers. On the basis of the enquiry report, the respondents have recalled the TDRs issued earlier and issued fresh TDRs at a 1:2 ratio to the landlords. The //49// WP.No.25101 of 2024 and batcti reissuance of TDRs could result in landlords utilising them once again, and the buyers of the TDRs would have to face the consequences. As such, the petitioners have also filed for consequential direction seeking a declaration of reissuance of TDR bonds to the landlords as illegal. As the reissuance of TDRs created further confusion, the respondents have put in abeyance the reissued TDRs.

9. The learned senior counsel submits that the petitioners have purchased the TDR bonds as were made available on the website by the respondent authorities. The petitioners, having been satisfied with the genuineness of the TDRs, which were visible on the web-portal and open for all for purchase and utilisation, the respondents cannot turn around and claim that fraud was played by the landlords for the issuance of TDRs at a 1.4 ratio instead of a 1:2 ratio. It is submitted that the petitioners cannot be penalised for the acts, deeds, actions or inactions on the part of the official respondents in handling the issue of TDRs issued to the landlords in lieu of surrender of the said land by the landlords for public purposes.

10. The enquiry report would indicate that the landlords have mentioned a door number which resulted in escalation of the cost of the site enormously. It is also stated that a separate //50// WP. No.25101 of 2024 and batch investigation is in progress, and it was finally held that the landlords who lost their lands in the master plan for the Garden and Compost yard would be entitled to TDR& at a 1:2 ratio.

11. The committee recommended mentioning the survey number of land acquired instead of the door number specified in TDR, and also reduced the percentage of TDR to a 1 ;2 ratio.

12. The learned senior counsel further submits that the value of reissued TDRs is now unilaterally reduced, and the reissued TDRs are now sought to be encashed at the rate of Rs . 1136/- per square yard. It is submitted that the square yard rate at the time of acquisition was significantly higher; however, the state's attempt to revise the TDRs at a unilaterally arrived-at rate is illegal, arbitrary, and deserves to be set aside.

13. Sri.O.Manohar Reddy, learned senior counsel appearing on behalf of petitioners in WP.No.4999 of 2025, submits that the petitioners cannot be penalised for the alleged irregularities committed by the officers of the state. The petitioners are bonafide purchasers and have purchased the TDRs online from Visakhapatnam. It is submitted that TDRs are immovable property, and the value of the immiovable property cannot be unilaterally revised by the state. It is submitted that the 2nd respondent maintains a register for registration of TDR //51// WP.No.25101 of 2024 and batch % transactions. Once the TDRs and the corresponding value are entered in the register, the state has no power or authority to revise the value and subsequent purchasers cannot be put to loss. Learned senior counsel further submits that the TDR certificates are the legitimate rights conferred by the state, which can be transferred or traded online. The state cannot deprive the purchasers of the TDRs of their right.

14. Learned Advocate General appearing for the state, along with Sri.A.Srikanth Reddy, learned Government Pleader, submits that the writ petitions are not maintainable for non-joinder of the necessary parties. It is submitted that the landlords are not made party respondents to the writ petition, more so when fraud is alleged against them by the state, and as such, the writ petition deserves to be dismissed on this ground alone.

15. It is also submitted that the petitioners have not verified the TDRs and have not sought any prior permission from the state. It is also submitted that the bonafides of the petitioners cannot be established-as the landlords have purchased the land one month prior to the issuance of TDR bonds. It is also submitted that the landlords have mentioned door numbers instead of survey numbers, resulting in an abnormal increase in the value of land, necessitating the issuance of TDR bonds at a higher ratio.

//52// WP.No.25101 of 2024 and batch

16. It is submitted that the lands were purchased vide registered sale deeds within one month of the draft master plan, with a sole motive of executing gift deeds to the Municipality with an eye on the TDR bonds. It is also submitted that the Anti-Corruption Bureau of the State is inquiring into the fraud. The disputed TDR bonds would have to be cancelled. The state has, after determining the eligibility of the landlords, rightly cancelled the earlier issued TDR bonds and reissued the TDR bonds at the eligible ratio to the landlords.

17. Learned senior counsel for the petitioners in reply submits that the sanction of the Government is not required in view of amendment to Rule 168(e) reads as follows ; 168(e) - For the sites required by the Government/ULB for weaker sections or social housing, any other urban infrastructure development such as water supply, sewerage, education, health or any public purpose:

equivalent to 400% of such areas surrendered. However, in case of sites covered by existing slums wherein, ULB proposed for removal and redevelopment of slums with a sanctioned redevelopment plan for the area proposed to surrender in such cases land owners is eligible for 100% of such areas covered by slums. In above such cases the proposal shall be submitted to Government with justification report through the DTCP for approval before considering for issue of TDR.

18. It is also submitted that the state has so far not initiated any action on the alleged illegality, fraud, or misrepresentation by any of the landlords, except for repeatedly harping on the alleged fraud committed by the landlords. It is also submitted that the //53// WP.No.25101 of 2024 and batch stand of the state is contrary to the proceedings dated 20.12.2024, whereby the 3rd respondent in categorical terms had held that the lands in question are surrounded by the layouts (LP.No.50/2005, 55/2007, 140/2012, 126/2014, 25/2017, TLP.1172/0014/LP/TKU/2022, 26/2021 and 2/2023) approved by the DTCP and are developing rapidly as a residential area. The 3rd respondent also forwarded the assessment record.

19. The relevant portion of said proceedings reads as follows ;

The assessment nos. against each door number have been obtained from the Revenue Section of Tanuku Municiipality and the following information is ascertained in the reference 11^^ cited.

The field inspection disclosed that there are still residential houses, AC sheet sheds denoting that the land has been under residential/commercial use. The land on which these sheds and houses are located, have been given assessment numbers by the Urban Local Body. According to the Revenue note remarks in the 9*'' cited above, the subject lands fall under the following door Nos.1-14-15/6 (Assessment No.1081019485), 1-25- 5 (Assessment No.1081005197) Door No.1-25-9 (1081005235) and 1-25-11 covered under assessment No.1081005248 and within the respective assessment Nos.these lands are located within the same survey Nos. and mapped in Revenue locality map No.1. A topo-detailed plan has been prepared and submitted herewith. Photographs of the structures situated on the garden zone and covering the field inspection are also attached for ready reference.

The lands in question are surrounded by the layouts (LP Nos.50/2005, 55/, 2007, 140/2012, //54// WP.No.25101 of 2024 and batch 126/2014, 25/2017, TLP 1172/0014/LP/TKU/2022, 26/2021 and 2/2023) approved by the DTCP and are developing rapidly as a residential area, with the site is connecting to Tanuku-Bhimavaram Road is within 100 feet. The registrar of Tanuku furnished market value before the lands were handed over to the local body. There is 60' master plan road and existing BT, road is 40'. In view of this, the area has tremendous growth having feasibility for any kind of development (commercial, lease development etc.). The un official land value of the site is Rs.18 to 20 thousand per square yard. The sites were brought under revenue assessment and door numbers were too allotted. The assessment record is attached herewith for the kind perusal of the authorities.

Further, the Registrar, Registration & Stamps, Tanuku has been addressed in the reference 14^^ cited to furnish the conditions under which the land value was fixed at the time of gift of the land and the rule position governing such a cost. In the reference 15*^^ cited, the Registrar furnished detailed information with rule position and the circumstances under which the registration value was assessed, justifying the previous registration value fixed. The market values of the agricultural lands converted into house sites should be calculated applying the rates which are applicable to house sites, according to the Registrar. According to the registration department also, there is healthy growth in this particular area. Further, the Registrar clearly mentioned while addressing Point (a) of the letter 14^^ cited that "In the recitals of the above registered documents i.e., gift settlement deeds in favour of local bodies, it is commonly mentioned that "the scheduled property is executed in favour of the Tanuku Municipality with the consent of the municipal authority for the public purpose like road, open spaces, parks for approval of master plan without consideration". Here in the recitals of the document, it is establishing that the property is developing to residential plots. And the //55// WP.No.25101 of 2024 and batch scheduled property mentioned in the document is meant for roads, parks, open-spaces which is evidencing that it was not a cultivating agriculturalland in acres. Hence, it is evident that the schedule property is a site in square yards, hence it cannot be taken in acre for chargeability, but it should be taken in square yards. The reply received from the Registrar is attached herewith.

20. The proceedings dated 20.12.2024 make it clear that the state has been aiming in the dark without any goal. The purpose and motive of the state are unknown, but the petitioners are subjected to harassment and hardship. Learned senior counsels for the petitioners further submit that the essential ingredients of fraud are not proved by the state by their very inaction. The status of the investigation by the Anti-Corruption Bureau has not been placed before this Court except for submitting that the matter is under investigation with the Anti-Corruption Bureau.

21. Heard the learned senior counsels for petitioners, learned Advocate General and the learned Government Pleader for the official respondents. Perused the material on record.

22. The concept of TDR bonds has evolved, keeping in view the escalating cost of acquisition of land for public purposes and the entanglement in litigation during the course of the acquisition process. TDR allows landowners to transfer unused or additional construction rights from one property to another. These rights are usually issued by municipal authorities to //56// WP.No.25101 of 2024 and batch compensate landowners for land acquisition or restrictions on construction. For instance, if a property owner cannot utilise the full development potential of their land due to zoning restrictions, they can transfer the unused rights to another property where higher construction is permitted.

23. The landowners are compensated for surrendering land or adhering to zoning restrictions by receiving TDR certificates. Developers use TDR to increase FSI and maximise construction on permitted properties. TDR ensures adherence to zoning laws and balances urban planning.

(i) Issuance of TDR Certificates: Municipal authorities issue TDR certificates to landowners as compensation for land surrendered for public infrastructure or other purposes. These certificates indicate the extent of development rights that can be transferred.
(ii) Trading of Rights: Landowners can sell these rights to developers or other property owners who wish to increase the construction potential of their land.
(iii) Utilisation of TDR: Developers utilise TDR to enhance the FSI of their project within the permissible limits set by the local authority.
(iv) Benefits of Transferable Development Rights (TDR) Efficient Land Utilisation : Promotes optimal use of land resources in urban areas.
(V) Increased Flexibility: Developers can use TDR to meet specific project requirements.
(Vi) Support for Public Projects: Landowners surrendering land for public infrastructure receive fair compensation.
(vii) Urban Development Balance: Facilitates planned and sustainable urban growth.

//57// WP No.25101 of 2024 and batch

24. The introduction of TDR bonds has facilitated urbanisation, the development of infrastructure and public facilities, which have a direct impact on the quality of life of an individual. On the facts of the present writ petitions the respondents have issued TDR bonds at the ratio of 1:4. However, on suspicion of the fraud allegedly committed by the landlords, a preliminary inquiry was conducted and that the officers of the Municipality and the landlords connived with each other and executed gift deeds by mentioning a door number whereas survey number ought to have been mentioned. On this ground an inquiry was supposedly to be conducted against the landlords for having mentioned the door numbers in the gift deeds. It is the case of the state that, on account of mentioning the door numbers, the value of the property had increased exponentially, and that TDR certificates at a 1:4 ratio were issued.

25. If that be the case, the state ought to have initiated action against the erring officers of the 3rd respondent and others concerned. No such efforts are evidently placed before this Court, except for stating that the Anti-Corruption Bureau has been entrusted to enquire into the involvement of the landlords and the officers. It is not explained what difference it would make if the door numb.er were mentioned instead of the survey //58// WP No 25101 of 2024 and batch number. When the extent of land gifted is in square yards, the survey number would have to be essentially mentioned for identifying the property with the survey number of the relevant village/area. The submission that the door number was mentioned only for increasing the value of the land and seeking TDR bonds at a higher ratio does not sustain the scrutiny of logic. The proceedings dated 20.12.2024 issued by the Commissioner, Tanuku Municipality, amply clarify the nature of the land gifted by the landlords.

26. It is not the case of the state that the petitioners have fabricated forged or created fake TDRs and tendered them for utilisation. It is also not the case of the state that the TDR Certificates purchased by the petitioners were never available on the web portal of the 2nd respondent for sale. In such circumstances, the petitioners cannot be penalised for the actions or inactions of the officers of the respondents. For determining whether the petitioners are subsequent purchasers or not, it may not require a rowing enquiry, nor does it involve any rocket science. The factum of subsequent purchase by the petitioners can be ascertained from the very register maintained by the 2nd respondent in the DPMS web-portal.

//59// WP,No.25101 of 2024 and batch

27. It is not in dispute that the petitioners are subsequent purchasers and have purchased the TDR bonds as were available on the web portal. The submissions of the learned Advocate General that the petitioners ought to have verified the genuineness of TDR bonds before going ahead and purchasing the TDR bonds are concerned, such a stand cannot withstand the scrutiny of law, logic and facts. The TDR bonds are displayed on the web portal and are maintained in the online register. Any bona fide purchaser can purchase them and put them to use. The state cannot disown the details available on its own web portal and now claim that the petitioners ought to have verified before purchasing the TDR bonds.

28. The submissions with regard to the fraudulent intention of the landlords for purchasing the lands within a period of one month from the proposed master plan cannot be relied upon for any purposes. The necessity of the acquisition of land for public purposes was made known to one and all in the proposed master plan. It cannot be disputed by the state that land was not required for public purposes. The land would have been acquired, and TDR certificates would have to be issued to the landlords whose names the land stood in on the date of acquisition of the land. That being said, no law prohibits a person //60// WP.No.25101 of 2024 and batch from buying any land and gifting it to the Municipality or any Urban Local Body within the same month. The fraud cannot be suspected solely on the basis that the property was purchased and gifted in the same month.

29. Regarding the other objection of the state regarding the non-

joining of the landlords as party resp'ondents, it is noted that the landlords have already sold their TDR bonds. By virtue of the reissuance of TDR bonds in favour of the landlords at a 1:2 ratio, the state has opened one more door for continuous litigation, which can arise in the event the landlords resell the reissued TDR bonds. The prayer of the petitioners is against the unilateral action on the part of the state in assuming fraud played by the landlords, reassessing the eligibility of TDR bonds, and unilaterally revising the market value to consider all these aspects; the stand of the landlords is'not necessary. It is also not in dispute that the petitioners are claiming any relief against the landlords. Proceedings dated 20.12.2024 stare at the state, nullifying the stand of the state and clarifying the stand of the petitioners.

30. It is the responsibility of the state to indemnify the purchasers of the TDR bonds, such as the petitioners, from the actions or inactions on the part of its employees, which allegedly resulted in //61// WP.No.25101 of 2024 and batch pecuniary loss to the state. The proceedings dated 20.12.2024 are categorically clear, vivid and unambiguous. In such circumstances, the state ought not to have reassessed the eligibility ratio of TDR bonds and reduced the entitlement of the landlords from 1:4 to 1:2. The action of the state in cancelling the building permission of the petitioners also deserves to be set aside. The TDR bonds, which were cancelled, deserve to be restored for full utilisation.

31. Accordingly, the batch of writ petitions are allowed as prayed for.

There shall be no order as to costs.

As a sequel, miscellaneous petitions pending, if any, shall stand closed.

                                                                   Sd/- B PRASADA RAO
                                     //TRUE COPY//               ASSISTANT REGISTRAR

                                                                                    If-
To,                                                                       SECTION OFFICER


      1- The Principal Secretary, Municipal                 Administration       and       Urban
        Development Department, State of Andhra                   Pradesh,        Office     at -

Secretariat, Velagapudi, Amaravati, Guntur District.

2. The Director, Directorate of Town and Country Planning DTCP, State of Andhra Pradesh, Office at - MGM Capital, Ground Floor Beside little Village Restaurant Chinakakani, Mangalagiri, Guntur-522508.

3. The Commissioner, Guntur Municipal Corporation, Opposite Gandhi Park, Guntur 522003.

4. The Municipal Commissioner, Tanuku Municipality, ,/ Tanuku, West Godavari District.

5. The Director, Development Permission Management System (DPMS).

Office at - MGM Capital, Ground Floor Beside little Village Restaurant Chinakakani, Mangalagiri, Guntur -522508.

6. The Spl Chief Secretary to Government Municipal Administration and Urban Development Department, State of Andhra Pradesh, Secretariat Building Velagapudi Amaravati Andhra Pradesh.

7. The Commissioner, Vijayawada Municipal Corporation, Jawaharlal Nehru Building, Canal Road, One Town, Vijayawada - 520001.

8. The Commissioner, Commissioner, Vijayawada Municipal Corporation, and Chairman of the Enquiry Committee, Vijayawada, Krishna District. Appointed in terms of GMMs.No.373 Municipal Administration and Urban Development(H) Department.

9. The Commissioner Greater Visakhapatnam Municipal Corporation, Visakhapatnam.

10. One CC to Sri Unnam Sravan Kumar, Advocate [OPUC] 11 .One CC to Sri Namburi Surya Venkata Maharshi, Advocate [OPUC]

12.One CC to M/s. O.M.R. Law Firm, Advocate (OPUC) 13.0ne CC to Mrs. Sireesha Rani Vallabhaneni, SC for Municipality [OPUC] c

14.Two CCs to GP for Municipal Admn and Urban Development, High Court of A.P. [OUT]

15. One CC to Sri S.V.S.S. Sivaram, SC for VMC (OPUC)

16. One CC to Sri A.S.C. Bose, SC for GVMC (OPUC)

17. Two CD Copies Cnr 4 HIGH COURT Cnr DATED:24/09/2025 COMMON ORDER WP Nos. 25101, 30841, 23029, 25481, 29652, 29657, 29659,29787 OF 2024 AND 4994, 5209, 5212, 5216, 5227, 5309, 5420 OF 2025 ALLOWING THE W.Ps WITHOUT COSTS