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 7, Cited by 0]

Andhra Pradesh High Court - Amravati

V Chinna Poli Reddy vs The State Of Ap on 8 July, 2025

      APHC010338742025


                          IN the high court  of ANDHRA PRADESH>^
                                       AT AlWARAVATI         ^
                                  (Special Original Jurisdiction)
                                                                                        o
                                                                            o

                         TUESDAY,THE EIGHTH DAY OF JULY
                         TWO THOUSAND AND TWENTY FIVE
                                        PRESENT

                   the HONOURABLE SRI JUSTICE nyapathy vijay
                    WRIT PETITIOM
                                          16942 and 16947 np 9nog
   WRIT PETITION NO: 16949 rip 2025
   Between:

   A. Lakshmi Devi, W/o A.Subba Reddy, age 35 years, R/o Door
                                                              No. 6-6-165/7,
   Badvel mandal, YSR district.

                                                                     ...petitioner
                                         AND

     1- The State of Andhra Pradesh, Rep by its Principal Secretary,
                                                                           Municipal
        Administration and Urban
                                     Development Department,             Secretariat,
        Velagapudi, Guntur district.
    2. The Badevel
                         Municipality, rep by its Commissioner, Badvel          YSR
       district.

    3. Sri V. Narasimha Reddy, S/o not known.
                                                          Aged about 55      years
       Commissioenr, Badvel Municipality Badvel, YSR district.
                                                               ...RESPONDENTS
     Petition under Article 226 of the Constitution of India
                                                               praying that in the
circumstances stated i
pleased to
                        in the affidavit filed therewith, the High Court may be
             pass orders particularly
                                                the nature of writ of mandamus
                                       one


under Article 226 of the Constitution declaring the orders of the 2 nd
                                                                      respondent
Roc.No. 69/1123/BDL/UC/2024
Door No. 6-6-165/7 in
                   i              dt. 4.7.2025 seizing fhe residential building in
                         the Chennampaili village limits of Badvei Municipality
         as arbitrary, illegal, violative
                                           Of the principles of natural justice, without power
        and violative of Article 14,
                                       19. 21, and 300 A of the of the Constitution of India
        and Section 228 of the
                                       A.P. Municipalities Act, 1965 and consequently set
''     i- '    ■   same and direct
                                       the respondents not to interfere with the peacefully
       possession and enjoyment of the above petitioners building and
                                                                                  grant such
       other relief as may be deemed just and necessary in the interests of justice
       |A NO: 1 OF 9091;


              Petition under Section 151 CPC praying that in the circumstances stated
                                                                           may be pleased
       to suspend the impugned orders of the 2nd respondent in Roc.No.69
      /1123/BDL/UC/2024 dt. 4.
                                   7.2025 seizing the petitioner's residential building in
      Door No. 6-6-165/7 ii n
                                the Chennampalli village limits of Badvel Municipality
      and direct not to interfere with the enjoyment of the
      of the above writ petition.                           property pending disposal

      Counsel for the Petitioner:
                              SRI KASA JAGANMOHAN REDDY
     Counsel for the Respondent No.1: GP FOR MUNICIPAL
                           administration and urban development
     Counsel for the Respondent
                                        No.2; SRI G. LAKSHMI NARAYANA, SC FOR
                                                   municipalities
     Counsel for the Respondent No.3:~
       APHC010338712025




          I**




      WRIT PETITION NO-                2025
      Between:

   V. Chinna Poli Reddy, S/o Chinna Pol^ Reddy, age 48 years, R/o 2-52-2-1
   Godugunuru, Badvel mandal        YSR district.


                                                                       ...PETITIONER
                                          AND

       1. The State of Andhra Pradesh
                                          , rep by its Principal Secretary, Municipal
           Administration and Urban
                                        Development Department,           Secretariat,
           Velagapudi, Guntur district.
       2. The Commissioner, Badevei Municipality , Badvel, YSR district.
       3. Sri V. Narasimha Reddy, S/o not known.
                                                             Aged about 55      years.
           Commissioenr, Badvel Municipality Badvel YSR district.
                                                                 ...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 pass orders
                             particularly one in the nature of writ of mandamus
 under Article 226 of       the Constitution
respondent       Roc. No.
                                                declaring the orders of the 2      nd


                            68/1123/BDL/UC/2024 dt. 4.7.2025 seizing the
 residential building in Door No. 6-6
 Badvel Municipality
                                       -165/6 in the Chennampalli village limits of
                        as arbitrary, illegal, violative of the principles of natural
justice, without power and violative of Article 14, 19^ 2I
                                                              and 300 A of the of
the Constitution of India and Section 228 of the A P
and                                                        Municipalities Act, 1965
      consequently set aside the same and
interfere with the peacefully possession
                                                     direct the respondents not to
                                                    and enjoyment of the above
   petitioners building and grant such other relief as
                                                           may be deemed just and
  necessary in the interests of justice.
  jA NO: 1 OF



  in the                                """                       <=i--s.ances stated
           affidavit filed m support of the petition, the High Coud may be pleased to
  suspend the impugned orders of the a"" respondent in                       Roc.No.
 68/1123/BDL/UC/2024 dt.
                               4.7.2025 seizing the petitioner's residential building
 in Door No. 6-6-165/6 in the Chennampaili village limits    of
                                                              Badvel Municipality
 and direct not to interfere with the eni
 of the above writ petition.          enjoyment of the property pending disposal
 Counsel for the Petitioner:
                          SRI KASA JAGANMOHAN REDDY
 Counsel for the Respondent No.1: GP FOR MUNICIPAL
                      administration and urban development
Counsel for the Respondent
                                  No.2: SRI G. LAKSHMI NARAYANA, SC FOR
                                           municipalities
Counsel for the Respondent No.3:-
The Court made the
                        following COMMON ORDER;
 APHC010338742025
                   IN THE HIGH COURT OF ANDHRA PRADESH
                                AT AMARAVATI                     [3460]
                         (Special Original Jurisdiction)

                   TUESDAY, THE EIGHTH DAY OF JULY
                   TWO THOUSAND AND TWENTY FIVE
                                PRESENT

         THE HONOURABLE SRI JUSTICE NYAPATHY VIJAY
                      WRIT PETITION NO: 16942/2025

 Between:

     1 A LAKSHMI DEVI, W/0 A.SUBBA REDDY, AGE 35 YEARS,
       R/0 door no. 6-6-165/7, BADVEL MANDAL, YSR DISTRICT.
                                                           ...PETITIONER

                                    AND


     1.THE STATE OF ANDHRA PRADESH, REP BY ITS Pf^'^CIPAL
       SECRETARY MUNICIPAL ADMINISTRATION AND URBAN
        SECRETARY,
        DEVELOPMENT            ^^p^R^^^NT,                 SECRETARIAT,
        VELAGAPUDI, GUNTUR DISTRICT.
      2.THE    BADEVEL MUNICIPALITY, REP BY ITS COMMISSIONER,
           BADVEL, YSR DISTRICT.
      3.SRI V      NARASIMHA REDDY, S/0 NOTBADVEL
                                            KNOWN. MUNICIPALITY
                                                    AGED ABOl^
         55    YEARS,     COMMISSIOENR
         BADVEL, YSR DISTRICT.
                                                     ...RESPONDENT(S):
                                                                    r




                                 2




                  WRIT PETITION NO: 16947/90?.*;

Between:


   1.V CHINNA POLI REDDY, S/0 CHINNA POLL REDDY, AGE 48
     YEARS, R/0 2-52-2-1, GODUGUNURU, BADVEL MANDAL,
     YSR DISTRICT.

                                                   ...PETITIONER

                                AND


   1.THE STATE OF AP, REP BY ITS PRINCIPAL SECRETARY,
     MUNICIPAL ADMINISTRATION AND URBAN DEVELOPMENT
     DEPARTMENT,        SECRETARIAT, VELAGAPUDI, GUNTUR
     DISTRICT.

   2.THE COMMISSIONER, BADEVEL MUNICIPALITY            BADVEL,
     YSR DISTRICT.

   3.SRI V NARASIMHA REDDY, S/0 NOT KNOWN. AGED ABOUT
     55 YEARS,    COMMISSIOENR         BADVEL      MUNICIPALITY
     BADVEL, YSR DISTRICT.

                                             ...RESPONDENT(S):
Counsel for the Petitioner:

   1. KASA JAGANMOHAN REDDY

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

The Court made the following:
             THE   honourable SRI JUSTICE NYAPATHY VIJAY
                 WRIT   PFT»TinM Nos.16942                 of 2025
rnMMON ORDERl


                                          filed questioning the orders in
1.          These Writ Petitions are

Roc.No.69/1123/BDL/UC/2024
                                       and Roc.No.68/1123/BDL/UC/2024
                                            inq the residential buildings in
             04.07.2025 respectively in seizing
dated
                                            Chennampalli village, within the
 D    .Nos.6-6-165/7 and 6-6-165/6 in
                                                        illegal and arbitrary.
 limits of Badvel Municipality, Y.S.R. District, as


             The facts leading to filing of the
                                                  present Writ Petitions are as
     2.


     follows;-

                                  the absolute owners
                                                           of the above referred
              The Petitioners are
                               A building plan was
                                                      issued for construction of
      residential buildings
                                                                                 vide
                                        Respondent-Municipality
      G+2 residential building by the
                                                   the buildings were
      B.A.No.10/2010  According to the Petitioners
                                    order under Section 340-A(1) of the Andhra
          completed. While so, an
                                                        A.P.M.C. Act, 1965") was
          Pradesh Municipalities Act, 1965 (for short
                                                                      building with
                                   authority seizing the
          passed by the Respondent
          immediate effect. Hence, the present Writ Petitions are filed.
   3.
          Learned counsel for the Petitioners submits that no prior notices
 were issued to the Petitioners before passing the impugned order.
 Further, it is contended that the show cause notice dated 28.11.2024,
 stop work order dated 03.01.2024 and confirmation order dated
 30.01.2025, which are referred in the impugned proceedings were not
 issued to the Petitioners at any point of time. The learned counsel for
 the Petitioners would further contend that the power under Section

 340-A(1) of the A.P.M.C. Act, 1965 is an independent power and not a
 necessary consequence of an order passed under Section 228 of the

 Act. Therefore, the same would warrant an independent show cause
 notice before passing the impugned order.      The further contention is

 that the power is to be exercised only when the building construction is
ongoing and not when the same is occupied. The counsel for the
Petitioner relied upon a Judgment of this Court in W.P.No.13136 of
2021 and batch, dated 05.08.2022.


4.       The learned Standing Counsel for the Respondent-Municipality
on instructions denies the building plan vide B.A.No. 10/2020 said to
have been issued to Petitioners. Apart from that, it is contended that
as
       per Rule 3(23)(a) and (b) of the A.P. Building Rules, 2017,

presently Rule 3(24)(a) and (b), even assuming that the building plan
in faro-ur of the Petitioners is held to be genuine, the construction of
                                     3




the buildings should have been completed within the period of three
(3) years. As the construction by the Petitioners is extended beyond

the period of three (3) years, as apparent from the notices issued to
the Petitioners on 28.11.2024, 03.01.2024 and 30.01.2025,             the


construction is in violation of the said Rules and therefore the action of

the Respondent authority cannot be faulted with.


5.       The learned Standing Counsel denying the allegations of the

political rivalry contended that pursuant to the orders of seizing the

premises, the Petitioners had used force and had broke open the locks

and had violated the impugned order.


6.       Having heard the respective counsels, this Court opines       as



under;

         Section 340-A(1) of The A.P.M.C. Act,        1965 enables    the


Commissioner before or after making an order for the          removal or


discontinuance of any unauthorized development or construction

under Section 228, to make an order directing the sealing of such

development or property or taking the assistance of the police,

for the purpose of carrying out the provisions of the Act.
                                    4
                                                                            r




7.    There is no dispute to the fact that prior to the issuance of

impugned notice under Section 340-A(1) of the Act, no independent

show cause notice was issued to the Petitioners by the Respondents

proposing action under Section 340-A(1) of the Act.


8.     In the opinion of this Court, as the exercise of power under

Section 340-A(1) of the Act is an independent act impacting          the


constitutional right of an individual to the property as recognized under

Article 300-A of the Constitution of India, such an exercise would

require a prior notice. It would be appropriate to exercise such extreme

power only after hearing the concerned persons. The action of the

Respondent authority in straight away issuing impugned notice under

Section 340-A(1) of the Act apparently is not in consonance with the

principles of natural justice considering the extreme impact it has on

citizenry.


9.     Further as per the Judgment of this Court in W.P.No.13136 of

2021 and batch dated 05.08.2022, the power to seize a building under

Section 461-A of the A.P. Municipal Corporation Act, 1955 is available

only when the building construction is in progress. Such a power was

held to be not available when the construction is completed. The

impugned     notice was issued under Section        340-A of the    A.P.


Municipalities Act, 1965 which is "pari materia" to Section 461-A of the
                                      5




A.P. Municipal Corporation Act, 1955 and the Judgment of this Court

referred above would undoubtedly apply to the exercise of power

under Section 340-A(1) of the Act. Therefore, it has to be stated by the

Respondent authority that the building construction is in progress for

taking action under Section 340-A(1) of the Act. Therefore, it would be

appropriate for the Respondent authority to examine these aspects

and pass appropriate orders.


10.   The Writ Petitions are therefore disposed of with the following

directions;

      (i) The impugned orders dated 04.02.2025 are set-aside;

       (ii) The Respondent authority shall issue an independent show

       cause notice to the Petitioners as to why action under Section

       340-A(1) of the Act should not be taken, if needed;

       (iii) On such notice, the Petitioners shall respond to the same

       within a period of two (2) weeks from the date of receipt of the

       notice;

       (iv) Further the Petitioners are entitled to raise the issue of

       non-service   of   notices   dated   28.11.2024,   03.01.2025   and


       30.01.2025, which are referred in the impugned proceedings

       and the Respondent authority shall consider the same.
                                            6




              (v) No orders as to costs.

      11.
              As a sequel, pending applications, if any, shall stand closed.

                                                                 Sd/- K TATA RAO
                                                              DEPUTY REGISTRAR
                                     //TRUE COPY//

                                                                 SECTIOr/oFFICER
To.

      1. The Principal Secretary, Municipal            Administration   and    Urban
            Development Department, State of Andhra Pradesh, Secretariat
        Velagapudi, Guntur district.
  2. The Commissioner, Badevel Municipality, Badvel, YSR district.
  3. One CC to Sri Kasa Jaganmohan Reddy, Advocate [OPUC]
  4. One CC to Sri G. Lakshmi Narayana, SC for Municipalities[OPUC ]
  5. Two CCs to GP for Municipal Administration and Urban Development
     High Court of Andhra Pradesh. [OUT]
  6. Two CD Copies
 ssb
                                                         .<4
  HIGH COURT


  DATED:08/07/2025




 COMMON ORDER

WP Nos. 16942 and 16947 OF 2025 Cj .X o 10 JUI. 2025 °m ^ . Current Seciion , ^ disposing of the writ petitions WITHOUT COSTS