Andhra Pradesh High Court - Amravati
Kurre Sudhakar Reddy & 3 Others Aged 48 ... vs Govt Of Ap Municipal Admn Dept Another on 6 February, 2026
APHC010619342014
IN THE HIGH COURT OF ANDHRA PRADESH
AT AMARAVATI [3328]
(Special Original Jurisdiction)
FRIDAY,, THE SIXTH DAY OF FEBRUARY
TWO THOUSAND AND TWENTY SIX
PRESENT
THE HONOURABLE SRI JUSTICE GANNAMANENI RAMAKRISHNA
PRASAD
WRIT PETITION NOs:
NO 26773, 31706 & 39411 of 2014
WRIT PETITION NO: 26773/2014
Between:
1. KURRE SUDHAKAR REDDY & 3 OTHERS AGED 48 YRS., R/AT
PLOT NO.39, SECTOR
SECTOR-2, D.NO. 1-64-11,
11, MVP COLONY,
COLONY
VISAKHAPATNAM-17.
17.
2. MANDAVA JAGADISH, S/O M.VIDYA SAGAR RAO, HINDU, AGED
ABOUT 49 YEARS, R/A D
D-18-1-384/1,
384/1, BHAVANI NAGAR, TIRUPATI-
TIRUPATI
517 501.
3. GOTTUMUKKALA BAPI RAJU, S/O G.KRISHNA RAJU, HINDU,
HINDU AGED
ABOUT 63 YEARS, R/A D. NO. 3-82,3 82, MAHADEVAPATNAM,
BHIMAVARAM MANDAL, WEST GODAVARI DIST.
4. CHENNA NARASINGA RAO, S/O GURUVULU
GURUVULU,, HINDU, AGED ABOUT
54 YEARS, R/A D. NO. 4
4-5/1, PARADESIPALEM,, MADHURAWADA,
MADHURAWADA
VISAKHAPATNAM.
...PETITIONER(S)
AND
1. GOVT OF AP MUNICIPAL ADMN DEPT ANOTHER,, (MUNICIPAL
ADMN. & UD) DEPARTMENT, SECRETARIAT BUILDINGS,
SAIFABAD, HYDERABAD.
2. VISAKHAPATNAM URBAN DEVELOPMENT AUTHORITY, REP. BY
ITS VICE-CHAIRMAN,
CHAIRMAN, SIRIPURAM JUNCTION, VISAKHAPATNAM.
2
...RESPONDENT(S):
Counsel for the Petitioner(S):
1. M S R SUBRAHMANYAM
Counsel for the Respondent(S):
1. GP-MUNCIPAL ADMN AND URBAN DEV(AP)
2. SOMISETTY GANESH BABU SC For VUDA and MUDA
The Court made the following:
WRIT PETITION NO: 31706/2014
Between:
1. P.R.J.SRINIVASA RAJU, S/O. HARINADHA RAO,, R/O. D.NO.49-54-
13/2, BALAYYA SASTRY LAYOUT, SEETHAMMADHARA,
VISAKHAPATNAM TOWN & DISTRICT.
...PETITIONER
AND
1. GOVERNMENT OF ANDHRA PRADESH REP BY, ITS PRINCIPAL
SECRETARY, (MUNICIPAL ADMN. & UD) DEPARTMENT,
SECRETARIAT BUILDINGS, SAIFABAD, HYDERABAD.
2. VISAKHAPATNAM URBAN DEVELOPMENT AUTHORITY, REP. BY
ITS VICE-CHAIRMAN, SIRIPURAM JUNCTION, VISAKHAPATNAM.
...RESPONDENT(S):
Counsel for the Petitioner:
1. G VENKATA REDDY
Counsel for the Respondent(S):
1. GP-MUNCIPAL ADMN AND URBAN DEV(AP)
2. SOMISETTY GANESH BABU SC For VUDA and MUDA
The Court made the following:
3
WRIT PETITION NO: 39411/2014
Between:
1. SMT. KOMMINENI VIJAYALAKSHMI & ANO., W/O LATE
UMAMAHESWARA RAO, HINDU, 57 YEARS, HOUSEWIFE, R/AT
D.NO. 17-239/1, GANESH SEVA SANGH, VISAKHAPATNAM-530 024.
2. KADIYALA SAILAJA,, W/O KADIYALA RAMA PRASAD, HINDU, AGED
ABOUT 33 YEARS, PERMANENT RESIDENT OF KAGUPADU
VILLAGE, UNGUTURU MANDAL, W.G.DIST.
...PETITIONER(S)
AND
1. PRL SECY MUN ADMN U D DEPT HYD ANO, (MUNICIPAL ADMN.&
UD) DEPARTMENT, SECRETARIAT BUILDINGS, SAIFABAD,
HYDERABAD.
2. VISAKHAPATNAM URBAN DEVELOPMENT AUTHORITY REP BY
ITS, VICE-CHAIRMAN, SIRIPURAM JUNCTION, VISAKHAPATNAM.
...RESPONDENT(S):
Counsel for the Petitioner(S):
1. M S R SUBRAHMANYAM
Counsel for the Respondent(S):
1. GP-MUNCIPAL ADMN AND URBAN DEV(AP)
2. SOMISETTY GANESH BABU SC For VUDA and MUDA
3. P JAGADISH CHANDRA PRASAD
4. P JAGADISH CHANDRA PRASAD(SC FOR VUDA)
The Court made the following:
4
ORAL COMMON ORDER:
Heard Sri M. Bala Subrahmanyam, learned Counsel appearing for the
Writ Petitioners and Sri Somisetty Ganesh Babu, learned Standing Counsel
for VUDA and MUDA.
2. Learned Counsel on both sides would submit that identical matters were
disposed of by this Court. Since the Official Respondents have filed Suit for
Cancellation of Sale Deed in W.P.No.21405 of 2014 dated 23.01.2025, the
learned Single Judge of this Court had disposed of the Writ Petition by
recording the submissions of the Official Respondents that Suit has been filed
by the Official Respondent for cancellation of respective Sale Deed, vide
Order dated 23.01.2025.
3. A similar Order has been passed by the learned Single Judge on
24.01.2026 in W.P.No.31953 of 2014 by recording the submission of the
learned Counsel for the Official Respondent that Suit has been filed for
cancellation of respective Sale Deed.
4. This Court has perused both the Orders (i.e., in W.P.No.21405 of 2014
& W.P.No.31953 of 2014).
5. Sri Somisetty Ganesh Babu, learned Standing Counsel for VUDA and
MUDA, has received Written Instructions from Sri B. Dayanidhi, Estate Officer
& Spl. Gr. Deputy Collector, VMRDA, Visakhapatnam, dated 04.02.2026,
confirming the fact that the Suits have been filed for cancellation of the Sale
Deeds involved in the present Writ Petitions also. As per the Written
Instructions, a 'Table' is prepared for convenience sake.
6. The following Table would indicate the Sale Deeds and the respective
Suit numbers that are sought to be cancelled as against the Writ Petitioners
respectively. Learned Counsel for the Respondents would submit that these
Suits are pending on the file of the II Additional Civil Judge (Junior Division),
Visakhapatnam.
5
Sl. Writ Layout / Plot Nos. - Sale Deed Doc. Suit / Current Status
No. Petition Sy.No. Nos. - Dates O.S.
Nos. Details Nos.
1 W.P. No. Yendada 79 - 1002/2010 - 09.04.2010 O.S. No. Cross-
26773/2014 Layout, 99 - 1179/2010 - 26.04.2010 40/2016 examination
Sy.No.180/ 100 - 1178/2010 - 26.04.2010
1; 109 - 1176/2010 - 26.04.2010
Rushikonda 110 - 1177/2010 - 26.04.2010
Layout, 132 - 2811/2010 - 21.08.2010
Sy.Nos.34 179 - 2810/2010 - 21.08.2010
& 35 237 - 2812/2010 - 21.08.2010
2 W.P. No. L.P. O.S. No. Cross-
31706/2014 No.36/2009, 269 - 356/2011 - 07.02.2011 615/2016 examination of
Sy.Nos.34 21 - 357/2011 - 07.02.2011 defendants
& 35,
Rushikonda
Layout
3 W.P. No. L.P. 30 - 128/2010 - 22.01.2010 O.S. No. Plaintiff
39411/2014 No.36/2009, 39 - 129/2010 - 22.01.2010 434/2016 Evidence
Sy.Nos.34 47 - 126/2010 - 22.01.2010 &
& 35, 48 - 125/2010 - 22.01.2010 938/2016
Rushikonda 56 - 127/2010 - 22.01.2010
Layout 57 - 124/2010 - 22.01.2010
97 - 137/2010 - 22.01.2010
6. Having noted the fact that the Official Respondents have filed Suits
and that the same are pending as indicated above, the Writ Petitions are
disposed of by setting aside the Impugned Proceedings vide
R.C.No.11693/07/I-1/ANN.II/13 dated 05.07.2014 in W.P.No.26773 of 2014,
Rc.No.11693/2007/I-1/Ann.I/9, dated 05.07.2014 in W.P.No.39411 of 2014
and Rc.No.23/2011/I-1/Ann.III/10, dated.14.08.2014 in W.P.No.31706 of
2014. However, cancellation of allotments shall be subject to the result in the
respective Suits mentioned above, which are now pending before the II
Additional Civil Judge (Junior Division), Visakhapatnam.
7. The concerned Civil Court shall decide the Civil Suits pending before it
on its own merit without being influenced by the Order passed by this Court in
the present Writ Petitions.
8. Interlocutory Applications, if any, stand closed in terms of this order.
______________________________________
GANNAMANENI RAMAKRISHNA PRASAD, J
Dt: 06.02.2026
DSV
6
367
HON'BLE SRI JUSTICE GANNAMANENI RAMAKRISHNA PRASAD
WRIT PETITION NOs: 26773, 31706 & 39411 of 2014
06.02.2026
DSV
7
HIGH COURT OF ANDHRA PRADESH AT AMARAVATHI
MAIN CASE No. WRIT PETITION NOs: 26773, 31706 & 39411 of 2014
PROCEEDING SHEET
Sl. Office
ORDER
No DATE Note 06.02.2026 GRKP, J Writ Petitions are disposed of.
(vide separate common order) ___________ GRKP, J DSV 8