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 26, Cited by 0]

Andhra Pradesh High Court - Amravati

Mis. Hayagreeva Farms And Developers vs The State Of Andhra Pradesh on 27 January, 2026

Author: B Krishna Mohan

Bench: B Krishna Mohan

IN THE HIGH COURT OF ANDHRA PRADESH AT AMARAVAT!
iSPECIAL ORIGINAL JURISDICTION)
TUESDAY, THE TWENTY SEVENTH DAY OF JANUARY, S@6 6
TWO THOUSAND ANO TWENTY SIX OS

-PRESENT:

HONOURABLE SRI JUSTICE B KRISHNA MOHAN
WP/GS07/20285, WPg509/2025, WP/8256/2025, WP/Ss0g/2025,
WP/8392/2025, WP/8336/2028, WP/8S2 7/2025, WP/8338/2025,
WP/ESS 1/2025, WP/8385/2025, WPI8402/2028, WPR406/2025,
WP/O108/20285, WPIS104/2025, WP/9105/20285, W971 08/2025,
WP/O110/20285, WP/OT 14/2025, WP/S112/2025, WPYS113/2028,
WPROT?4/2085, WP/g9T/2085 WPIiM5621/2025, WPA4T86/2025,
WPIspg6/(2024, WPHegez20g4, WPRHToog/2024, WPF TOOg 2024,
WP7o1ig024, WERNTO2320e4, WPHT194/2025, WPHST44/2024,
WPMOTS8/2024, WPMOT48/20e¢, WPMSTST2024, WPMOTo2/e0s4,
WPMOTS3/2024, WPMOTSS5i2024, WPIMSTS6/2024, WPMOTET/2024,
WPMOTOR2024, WPM9801/2024, WPHRRTQ2024, WPMSETE/2024,
WPMOBB12034, WPMOOS0/eded, WPiHggsa/2024, WPRIISS60/024
WP NO: 6807 OF 2028: |
Setween:

Mis. Hayagreeva Farms and Developers, A registered Partnership firm under
the provisions of Indian Partnership Act, 1932, Having its Office af Poor. No.6
20-201, Flat.No.502, 4° Floor, Sukshetra - East Point, East Point Colony,
Visakhapatnam- S80017 Rep. by its Managing Partner, Gadde Brahmaji,
Aged 45 years, S/o. Si Muneswara Rao.
. Petitioner
"AND
1. The State of Andhra Pradesh, Rep. by Hs Principal Secretary,
Department of Revenue, Secretarial, Velagapuch, Aryaraveatl, Guritur

The District Collector of Visakhapainam, Visakhapainam. ,


My

3. The Revenue Divisional Officer, Shearmunipainam, Visakhapatnam
4 The Tahsikiar, Visakhapatnam Rural Visakhapainam

Respondents
Petition under Article 226 of the Canetitution of India praying that in the

~

circumstances stafed in the afidavit fled therewith, the High Court may be

gigased fo issue an appropriate Writ or order ar direction more particularly in

%

the nature of Writ of Mandamus declaring the action of the Respondents mare

a

particularly the action of Resporeisnt No. herein in issuing proceedings vide

Ro No. BOS F/200GVES, DL 16.03.2088 (Served upon the Fellioner on
41.05. 2085) by which the Respondents are seeking fo resume the jand
admeasuring an extent of Ac. 12.51 Cents in Sy. No S2/8 of Yendade Vilage,
Vishakhapainam Rural Mandal, Vishakhapatnam District as being flegal,

arbitrary, unjust, without jurisdiction, violative of Principles of Natural Justics,
violative of the pravisians of the Transfer of Promerty Aci, 1881 Contrary to the
Gyder OF 18.12.2017 of this Hon'ble Court in WP. Nos.o6419 of 2074 anc
26853 of 2015, and violative of Articles 14, 21 and S004 of the Constiution af
india and Consequently, set aside the proceedings proceedings vide
Ro No 8087 /200e/E2, DF 10.03.2025 (Served upon fhe Felltioner on
iA NO: 4 OF 2025

Petitien under Section 1S1 CPC praying that in the circumstances

slated in y the affidavit fled in support of the pefition, the High Court may bs
nieased fo suspend the operation of proceedings vide proceadings wide

ReNo 3037/2008/E2, 0110.08.2025 (Served upon the Pellfioner on
71.03.2025) issued by Respondent Nog, Pending disposal of WP No.GS0% af
2028, an the file of the High Court

OB

iA NO: 2 OF 2085

Patition under Section 157 CPC praying that in the circumstances

stated in the afidavit fled in support of Ihe pelition, te High Court may be

dieased to Direct fhe Respondenis not fo interfere with the possession,


Lgdk

occupation of the Petifioner and the construction activity being undertaken by
the Petitioner in schedule property adrneasuring an extent of Ac. 12.51 cents
in Sy.No.92/3 of Endada Village, Visakhapainam Rural Mandal,
Visakhapatnam District, Pending di isposal bof WP No .G50% of 2026, on the He
of the High Court.

The Pelion coming on for hearing, upon perusing the Petition and the
affidavit Hed in support thereat and the order of the High Court onier dated
13.03.2028 & 20.12.2025 made herein and upon hearing the argqurnents of on
Ajay Kumar Kanaparihi, Advocate for ihe Petitioner, and of GP for Revenue
for the Respondents;

WP No.6809 of 20288
Setwesn:

Ainampudi Nageswara Rao, S/o Ayyanna, Aged about 68 years Rie
H No. 71409, Koyavaripalern, Enarm adala, Gunlur-522079
Petitioner
"AND
{. The Stete of Andhra Pradesh, Ren. by Hs PriSecy, Department of

Revenue, Secretarial, Velagapuci, Amaravall, Guntur Distict.

2. The District Collector of Visakhapatnam, Visakhapainam.
3. The Tahsidar, Visakhapatnam Rural, Visakhapainam
4. Mis Hayagreeva Farms and Developers,  DoorNo.6-20-20/1,

Flat.No.502, 4° Floor, Sukshetra - East Point, East Point Colony,
Visakhapatnam. 530017. Rep by its Managing Partner
Respondents
Petition under Article 226 of the Constitution of India praying thal in the
crcumstances slated in the affidavit Hled therewlih, the High Court may be
gigased fo issue sn appropriate Wri or order or clractlon more pariicularly in
the nature of Writ of Mandamus declaring the action of the Ressandents more
marticularly the action af 2° een herein in issuing proceedings vide
ReNogoo7/2005/E2, DL 10.03.2025 (Served upon the Pellfioner an

T1.08.8025) by which the Respondents are seeking fo resume the land


*

admeasuring an extent of Ac. 12 51 Gants in Sy.No.92/9 of Yendada Vilage,
Vishakhagainam Rural Mandal, Vishakhapainam Districl, more pariicularly an
extent of 385 Sq. Yds in Plot No. 14 as being legal, arbitrary, unjust, without
jurisdiction, violative of Principles of Natural Justice, violative of the gravisions
of the Transfer of Property Act,1 881, Contrary to the Order DLIQ 2 201% of
this Harn'ble Court in We PUNos 28413 of 2Ot4 & 8653 of 2075, and viniative of
Aricles 14, S37 and 2004 of the Consivution of India and Consequantly, set
aside the oroceerdings vide proceedings vide Re. No S037 /200G/E8, DL
TOGO. 2085 issued by the Respondent Noal2
IANO: 4 OF 2038

RPativion under Section 154 oP © praying fhaf in the circumslance

i

stated in the affidavit fled in support of the petition, the High Court may bs
pleased fo suspend the ope eration of proceedings vide Re No 3037 /200G/E2,
. TELOQS 2085 issued by < S Respondent, mors particularly to an extent of
385 So.¥ds in Plat No. 14, Pending disposal af WP No.@509 of 2025, on the
fle of the High Court. -

The Pelion coming on for hearing, upon perusing the Petition and ine

ws

os

affidavit fed in su pport thereof and the order of the High Court order dat

14.03.2028 & 20.12.2028 made herein and upon hearing the argumenis of on

ued

Wap

A

Javvall Sarath Chandra, Advocate for the Petitioner, and of
REVENUE Advonate for the Respondents:

WRIT PETITION NG: 8286 OF 2025

Setween:

Gadde Sameswara Rac, Sio G Samachandra Rao, Aged aboul 62 years, R/O

ore

Dear No 1247, Gadde Vari Streef, Bullayagudem, Ganagavaram Mandal,
Wrest Disticldadd4? .
. Patiionear
1. The State of Andhra Pradesh, Rap. by is Pri. Secy, Department of
Revenue, Secretariat, Velagagual, Armaravall, Guntur District.

2. The l

istfict Collector of Vi isakhapainan, VYisakhasainam,


Let

hot
a

The Tahsicar, Visakhapatnam Rural, Visakhapainam

4 Mis. Hayagreeva Farms and Developers, Doar. No.8-20-20/9,
Flat No. 502, €° Floor, Sukshetra - East Point, East Point Colony,
Visakhapainam- 530017. Rep by its Managing Partner

ure

The Greater Vishakhapatnam Municipal Corporation, Vishakhapainam, --
Rep by iis Commissioner.

o Meespondants
Retiion under Articte 226 of the Constitution of India is Ned praying inal
in the clrcurnstances stated in the affidavil Med therewith, the High Court may
be pleased fo issue an appropriate Writ or order or direction more parlcularly
in the nature of Writ of Mandarnus declaring the action of the Respondents
more parficularly the action of 2" Respondent herein in issuing procesdings
vide Re No SosreQgs/E2 Dt 10.08.2025 (Served upon the Pelitianer on
F1.03.2028 by which the Respondents are seeking fo resume the land
admeasuring an extent of Ac.12.51 Cents in Sy.No.92/o af Yendada Vilage,
Vishakhapatnam Rural Mandal, Vishakhapainam District, more particularly the
land in Piet No.4 admeasuring 585 Sq.yds as being legal, arbitrary, unjust,
without jurisdiction, violative of Principles of Natural Justice, vinlative of ihe
provisions of the Transfer of Property Act,i881, Contrary to the Order
DLIG 12.2017 of this Honble Court in WP .Nos.26473 of 2014 36053 of 2015
amd violstive of Articles 14, 27 and 3QGQA4 of fhe Constitution of india and
Consequentiy, sel aside the | proceedings vide proceedings vide
Ro.No. 03 7/200G/Es, DL1G.03.2085 issued by the Respondent No.2:
iA NO: 7 OF 2028:
Pettion uncer Section 751 CPC is fed praying that in the

crcumsiances stated in the affidavit fled in support of the writ a the

Nigh Court may be pleased to suspend the operation of p dings vide
Reo. No.s0ar/200D/E2, dbhig.03.2025 issued by 2 Respondent, more
parlicularly io an extent of the land in Plot No.4 admeasuring S85 Sayds,

s
gending disposal of WP No. S286 of 2025, an ihe Ale of the High Court.


The petition coming on for hearing, upon perusing the Petition and the
afiddavil Hed in support thereof and the order of the High Court order date
O8.04.2025 & 20.72.2025 & 20.12.2085 herein and upon hearing the
arguments of Sri Kalepu Yashwanth, Advocate for the Petiioner and GP for
Revenue for the Respondent Nos.) fa 3 and Sn ASC Bose, Standing
Gounsel for fhe Respondent No.5
WRIT PETITION NO: 8309 OF 20388. |
Between:

Kalluri indiramma, S/o Sd Ratlalah, Aged about 4 years, Rio Maddirala

Mupoala, Naguinogaia padu, Prakasam District, Andhra Pradesh.
Petitioner
AND
1. The State of Andhra Rracdesh, Rep. by fs Pri Secy, Department of

Reyenue, Secrelarial, Velagapud!, Amaravall, Guntur District!

hea

The Cistrict Collector of Visakhanainam, Visakhansinam.

The Tahsildar, Visakhapainam Rural, Visakhapainam

tet

4. Mis. Hayagreeva Farms and Developers, Door No.g-20-s0/%,
Visakhapatnam- 530017. Res by is Managing Partner

£34

The Greater Vishakhapainam | Munici imal Carporatian, Vishakhapainam,
Rep by iis Commissioner.

. Respoandenis
Petition under Article S36 of the Consfiution of India is Ned praying Inat
in the ciroumstances stated in the affidavit fled therewith, the Hi gh Court may
be pleased fo issue an appropriate We or order or direction more garticularly

in the mature of Writ of Mandamus de eee the action of ihe Reasnandanis

more partic atarly the action of 2°" Respondent herein in issuing croceedings
vide Re No S087 f200NES . DL 10.0 S025 (Served noon the Patiiioner on

TEOS.2028 by which the Respondents are seeking fo resume the iand
admeasuring an extent of Ac. 12.51 Cents in Sy.No.g2/ of Yendada Vilage.

Vishakhapaingm Rural Mandal, Vishakhanpsinam District, more oarticiufarly the


or

land in Plot No.34 admeasuring 1687 Sq.yds as baing Hlegal, arbitrary, unjust,
without jurisdiction, violative of Principles of Natural Justice, vidiative of the
provisions of the Transfer of Property Act188), Contrary to the Order
OLS 12.2017 of this Honble Courf in W.P.Nos.36413 of 2014 AND 28653 of

2015, and violative of Ariicies 14, 24 anc 3004 of the Constitution of India and

ahs

Consequently, sel askie the proceedings vide proceedings vide
Reo. No. S037/200G/E2, DL 16.03.2025 issued by the Respandent No.2)
IANO: 1 OF 2028:

Petition under Section 157 CPC is fed praying that in the

clrournmstances stated in the affidavit fled in support of the wri petition, the
High Court may be pleased to suspend the operation of proceedings vide
Re No. 3037/200R/E2, DL1G.08.2025 issued by 2° Respondent, more
parficularly to an extent of the land in Pint No.34 admeasuring 1667 Sq yes,
pending disposal of WP No. 8308 of 2025, on the fle of the High Court.

The peiitian coming on for hearing, upon perusing the Petition and ihe
affidavit fled In support thereof and the order of the High Court order dated
08.04.2025 & 20.12.2025 & 20.12.2025 made herein and upon hearing the
arguirienis of Sri Kalepu Yashwarth, Advocate for the Peltoner and GP for
Revenue for the Respondent Nos.t ig 3 and Sri ASC Bose, Standing
Counsel forthe Respondent No.3:

WRIT PETITION NO: 8332 OF 2025
Seiween:

Rorada Rukmuni Devi, Wio Late Korada Sankara Rao, Aged about 63 years,
Rio H.No§-G4/1, Ralaveedhi, Vemulavalasa, Anandapuram Mandal,
Visakhapainam.
| .. Petitioner
AND

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

ete

Revenue, Secretariat, Velagapuci, Amaravall, Guntur District.

ho

Phe Distal Collector, of Visakhapainam, Visakhapatnarn:.

a

3. The Tahsidar, Visakhapatnant Rural, Visakhapatnam


4. AV's. Hayagreeva Farms and Developers, Doar.No.8-20-20)9 ,
Fiat.No.502, 4" Floor, Subshetra - East Point, East Paint Colony,
Visakhapatnam SS00T/. Rep by its Managing Pariner

8. The Greater Vihakapetner Municipal Corporation, Vishakhapatinam,
Rep by is Cammissione

. Respondents

Petition under Article 226 of the Constitution of india is fled nraying thal

in the circumstances stated in the affidavit ied therewith, the High Court may
be mieased fo issue an appropriate Wit or order or direction more garticularly
in the nature of Wirt of Mandamus declaring the action of ihe , Respondents

yf

more particularly the action of 2° Respondent herein in issuing proceedings
vide Re No SuayfeQ0gre2 . DL YO, Oa.2028 by which the Respancdents are
seeking fo resume the land adrneasuring an extent of Ac. 12.51 Cents in
Sy. Na G2s of Yendada Vilage, Vishakhapainam Rural Mandal,

Vishakhapainam District, more particularly the land in Plot No.8 acdmmeasuring

xs

wets,

S28 Sq yds as being legal arbitrary, unjust, % without jurisdiction, violative o

*,

Principles of Natural Justice, vielative of the provisions of the Transfer of
Property Act, 1887, Contrary io the Order DL TQ 2.2017 of this Hon'bie Court
In WOR Nos 86413 of 2014 AND $8683 of 2078, and violative of Aricies 14,

amd 300A of the Constitufion of India and Consequently, set aside the

Aue
>

proceedings vide proceedings vide Re No SOQ7/2008/E2, DL10.03. 2025

St

issued by the Respondent No.2)
iA NO: TOF 2028:

Petition under Section 181 CPC is Hed graying that in the

cireamstances stated in the affidavit fled In support of the writ pelition, the
High Court may be pleased fo suspend the operation of proceedings vide

Ro No 2087 /So08/E2, OF 1G.05. S085 issued by 2" ssponn more

oaricularly fo an. extent of the land in Plot NoS adrneasuring S28 Sq.yas,

aS

pending disposal of WP.No 6332 of 2025, on the fie of the High Court.
The pefiion coming on for hearing. upon perusing the Felition and the

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


08.04.2028 & 20.12.2025 made herein and upon hearing the arguments of ori
Kalepu Yashwanth, Advocate for the Petiioner and GP for Revenue for the
Respondent Nos? fo 3 and Sri ASC Bose, Standing Counsel for the
Respondent No}:

WRIT PETITION NO: 8336 OF 2028

Sehween:

Edupuganti Naga Dhanamjaya Rao, Sfo E.Gonalam, Aged aboul 60 years,
Rio Flat No 202, Lalitha Manor, Near Tycoon Hotel, Balai Nagar,
Visakhanpainam, |
oo PRE ONEL
AND
1. The State of Anchra Pradesh, Rep. by its PriSecy, Departrnent of

Hevyenue, Secretariat, Velagapud!, Amaravati, Guntur District,

2 Phe Disinet Collector, of Visakhapainam, Visakhapatnam.
&. The Tahsidar, Visakhapatnam Rural Visakhapsinam
4. Mis. Nayagreeva Farms and i Develor ers, Door No.g-20-20/4,

Fiai.No.502, 4" Floor, Sukshetra - East Paint, East Point Colony,
Visakhapatnam. S200T7. Rep by iis Managing Pariner
S. The Greater Vishakhapatnam Municipal Corporation, Vishakhapainam,
Rep by iis Commissioner.
. . mespondents
Petition under Article 225 of the Constitution of india is Aled praying thai
in the circumstances stated in the affidavit fled therewith, the High Court may
he pleased to Issue an appropriate Writ or order or direction more part oularly
in the neture of Writ of Mandamus declanng the action of the Respondents
more particularly the action of 2° Respondent herein in issuing proceedings
vide Ro.No 30o7/sG0G/ES DY 10.05.2025 by which the Respondenis are
seeking to resume the land admeasuring an extent of Ac.12.51 Cenis in
oy.No.ge/o of Yendada Vilage: Vishakhapatnarm Rural Mandal,
Vishakhapainam Cistrict, more particularly the land in Pilot No.1 admeasuring

S30 Sqyds as being Hegal arbitrary, unfust, without jurisdiction, vidlative of


Prindiofes of Natural Justice, vidlaiive of Ihe provisions of the Transfer of

©
4,
65
aide
o3
fetes
'i
aerate
oe)
NS
Cat
wn
es
eetts,
yrge
Ze
B
aE
ae
ae
ss
ee
aes
roy

Property Act, 1851, Contrary to the ¢
in WLP Nos 38415 of 2014 AND 268523 of 2015, and violative of Articies 14, aot
and 300A of the Constitution of india and Consequently, set aside the
groosedings vide proceedings vide Reo No SOS7/O0Q/E2, DL 1G.03 2025
issued by the Respancdent No.2)
IA. NG: 1 OF 2028:

Patiion under Section 787 CPC is fled praying [hat in. the

clrourmstances stated in the affidavit fled in support of the writ pefition, the

High Court may be pleased fo suspend the operation of proceedings vic

Re No S037/200R/E2, Dt 16.03.2025 issued by 2" Respondent, more
particularly fo an extent of the land in Plot No.t admeasuring 550 Sqyds,
pending disposal of WP No 84868 of 2028, an the file of the High Cats.

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

affidavit fled in support thereof and the order of the High Court order dated
08.04 2095 & 20.12.2025 & 20.12.2025 made herein and upon hearing the

oe

arguments of Sri Kalepu Yash wanth, Advacate for the Petifianer and GP fo:
Ravenue for the Respondent Nosd to 3 and Sri AS.C.Bose, Standing
Course! for the Respondent Noo:

WRIT PETITION NO: 8337 OF 2028

Batwean:

Vallabhaneni Satyanarayana, S'o Subba Rao, Aged about

O.No.4-133, Korurnamuch, Nicadavaly, West Godavari District, Andhra

wry
fil
i

Of

Pradesh,
. .Patitioner
| AND
{. The State of Amihra Pradesh, Rep. by Hs FriSecy, Department of

>

Revers, Secretariat, Velagapual Amaravati, Guntur District

The District Callector of Visakhapa ainam, Visakhapatnam,

z

The Tahsiidar, Visakhapainam Rural Visakhapatnam

[ora


4. Mis. Hayagreeva Farms and Developers, Door.No. ~2O-20/1,
Flat. No.502, 4° Floor, Sukshetra - East Point, East Point Colony,
Visakhapatnam: BSO01?. Rep by iis Managing Pariner
§. The Greater Vishakhapatnam Municinal Corporation Vishakhapainam
Rep by Hs Commissioner,
po ROSPONISES

Potion under Ariicie 236 ¢ of the Const tution of India is fled praying that
in the circumstances stated In the affidavit filed therewith, the High Gouri may
be pleased io issue an appropriate Writ or order ar direction more partiowarly
in the mature of Writ of Mandamus declaring the action af the Respondents
more particularly the action of Respondent herein in issuing proceedings vide
Ro. No G0a7/200QVES, DLiG.0d5.2025 Gerved upon the Peltioner on
14.03.2025) by which the Respondents are seeking to resume the land
admeasuring an extent of Ac. 12.51 Cents in Sy.No.92/3 of Yendada Vilage.
Vishakhapainam Rural Mandal, Vishakhapainam District, more particularly the
land in Plot No.4? acdmeasuring BB? Sq yds as being Hegal, arbitrary, unjust,
without jurisdiction, violative of Principles of Natural Justice, violative of the
rovisions of ihe Transfer of Property Act. 1881, Gontrary to the Order
DLS TS. 2077 of this Nonble Court in WLP Nos. 36413 of 2014 and 26653 of
42075, and violative of Articles 14, 21 and 3004 of the Canstiution of india and
Cansequently, set aside the "proceedings vide proceedings vide
Ro No 3037 /200G/E2, DL. 10.05.2025 issued by the Respondent No.2) |
IA NO: 1 OF 2025: |

Petition under Section 1517 CPC is filed graying that in. the

circumstances stated in the affidavit fled In support of ihe writ petition, the
High Court may be pleased to suspend the operation of proceedings vide
Roe No Shay /200e/Es, Dt 10.03 2028 issued by 27° ' Respondent, more 16
particularly fo an exient of the Jand in Plot No.4? adrneasuring G67 Saycds,
pending disposal af WP No 8337 of 2025, on the file of the High Court.
The petition coming on for hearing, upon perusing [he Fettion and the

affidayii Tied in support thereof and the order of the High Court order dated


O8.04. 2028 & 20.12.2028 & 20.12.2028 made herein and upon neaning ths
arguments of Sri Kalepu Yashwanth, Advocate for the Pellianer and GP for
Revenues for the Respondent Nes.{ to 3 and Sri ASA Boss, Standing
Counsel for fhe Resrcondent No.
WRIT PETITION NO: 8888 OF 2028

Seiwean

Yellanu Satyanarayana, S/o Late Yellapu pre a Naidu, Aged about 68 years |
Rio DUNo.41-15-/e1, E-Blnck, Qir-408 VUDA Apartments, Simhadrinuram, |
Seethammadhara, Visakhapatinanrr. 530022.
. Petitioner
1. The State of Andhra Pradesh, Rep. by fis Pr Secy, | Departme spf af
Revenue, Secretarial, Velagapuc Y Amaravall, Guntur District

istrict Collectar, af Vi jsakhapatinam, Visakhapainam.

NG
wo
&

--

The Tahsiidar, Visakhapatnam Rural Visakhapatnam

03

4. Mis. Hayagreava Farms and Developers, Doar No.G-20-20/4,

Praad

Flat No. S02, 4th Fleer, Sukshetra - East Point, East Point Cotony,
Visakhapainam- 830017. Rep by its Managing | Partner

ai Cx

The Greater Vishakhapainam Municipal C

oft

Rep by ts Commissioner
. Maspandeanis
Petition under Artie 226 of the Conatitutian of India is Med praying that
in the circumstances stated in the aff idawit fled therewith, te High Court rey
be pleased fo issue an appronria ate Writor order or direction more particularly
in the nature of Writ of Mandamus de sclaring the action of the Respondents
more parficularly the action of 2°" Respondent herein In issuing praceedings
vide Re No SOOv/200G@/Ee , DL 16.03.2025 by which the Respondents are
seeking fo resume the land admmeasuring an extent of Ac. 12.57 Cenis in
Sy.No.92 S2/2 af Yendada vitage, Vishakhanainam Rural Mandal,
Vishakhanainam Uisirict, more particularly the land in Plat No.2 * samen

841.14 Sq.yds as being Meqal, arbifrary, unjust, wihout jurisdiction, vidlaiive


of Principles of Natural Justice, violative of the provisions of the Transfer of
Property Act, 1881 Contrary to the Order DL 18.12.2077 of this Hon'ble Court
in W.P Nos.36413 of 2014 AND 26653 of 2015, and violative of Articles 14, 21
and SOOA of the Constitution of Incla ard Consequently, set aside ine
proceedings vide proceedings vide Re.No.S0S7/200G@/Es, DL 10.03.2025
issued by the Respondent Na.2)

iA NO: 7 OF 2028:

Petition under Sectian 781 CPC is fled praying that in the

circumstances stated in the affidavit fled in support of the writ petition, the
High Court may be pleased to suspend the operation of proceedings vie
Ro No 3037/2008/E2, DL10.03.2025 issued by 2° Respondent, more
particularly io an extent of the land in Plot No.38 admeasuring 841.14 Says,
mending disposal of WP.No.8338 of 2025, on the fle of the High Court.

The pelifion coming on for hearing, upon perusing the Pelltion and the
affidavit filed in support thereof and the order of the High Court order dated
08.04.2085 & 26.12.2025 made herein and upon hearing the arguments of Sri
Kalanu Yashwanth, Advocate for the Petitioner and GP for Revenue for the
Respondent Nos.i io 3 and sr AS.C.Sose, Standing Counsel for the
Respondent No.5:

WRIT PETITION NO: 8387 OF 2025
Between:

FPachava Lakshmammsa, Wo Late Si Narasimbhulu, Aged about &1 years, R/o
O.No.3-1-259, Nagendra Nagar, Setty Gunia Road, Nawabpat, Nellore-
524002
__ Patiioner
"AND |
1. The State of Andhra Pradesh, Rep. by ifs Pri Secy, Department of
Revenue, Secretarial, Velagapudi, Amaravall, Guntur Distinct.

The District Collector, of Visakhapatnam, Visakhapainam.

nS)

The Tahsiidar, Visakhapatinarn Rural, Visakhapainam


4. Mis. Hayagreeve Farms and Developers, Door. No.6-20-20/4,
Flat. No 508, 4th Floor, Sushetra - East Point, East Point Colony,
Visakhanainam- 530017. Rep by is Managing Fariner

& The Greater Vishakhapainam Municipal Corporation, Vishakhapainam,
Rep by iis Commissioner. |

RSs pondents

Petition under Articia 228 of the Constitution of India fg Med praying that

in the circumstances stated in the aff fidavil fied therewith, the High Court may
be pleased fo Issue an appropriate Writ or order or direction more particularly
in the mature of Wri of Mandamus declaring the action of the Respondents
ore particularly the action of 2° Respondent herein in issuing proceedings
vide Reo. Noe. Q037/200Q/E2 , DIIOS.2085 Gerved upon the Pellioner on
$4.03.2025) by which the |

admeasuring an extent of Ac. 12.51 Cents in Sy. No.g2/o of Yendada Vilage,

4

'fespondan{s are seeking to resume the land

Vishakhapainam Rural Mandal, Vishakh apainan Custrict, more paricularly ihe
land in Plot No.SY admeasuring 580 Sq.yds as bel ing Megal, arivfrary, unjust,
without jurisdiction, violative of Pr] neiple es of Natural Justice, violative of the
orovisions of the Transfer of Property Act, 1884, woneary fo the Order
OL19.12 2017 of this Honble Court in WP .Nos.35415 of S014 and 26883 of

a

2018, and violative of Aricies 14, 21 and 3004 of the Constitution of India anc
Consequently, set aside the preceedings vide proceadings vie
Ro No SOST/200eVES, Dh 10.03.2085 issued by the Respondent No.2)

IANO: 7 OF 2088:

Petifon under Section i981 CPC is fled prayin

Ay Ty ON * *

eiroumstances sated in the affidawt fled in support of the writ petition, the
High Court may be sleased to suspend the operatiny of proceedings vide
Ro No SO87006/F2 OLIG.O8. 2025 issued by 2° Respondent, more

x

particularly fo an axtent of the land in Plot No.8? admeasuring 590 Sq yds,

2

nending disposal of WE No. 8351 of 2025, on the fle of the High Court.

The petifion coming on for hearing, upon perusing ihe Peltio fy and the
R

affidavit fled in sugmort thereat and the order of the High Court order dated


08.04.2025 & 20.12.2025 made herein and upon hearing the arguments of Sn
Kalepu Yashwanth, Advocate for the Petitioner and GP for Revenue for ihe
Respondent Nos.t to 3 and Sri -AS.C.Bose, Standing Counsel for the
Respondent No.5: | |
WRIT PETITION NO: 8385 OF 2028

Between: |
Potluri Narasimha Rao, S/o Late Sq Krishnamurthy, Aged about 64 years, Rfo

D.No 28-14-10, Oop Mefndy Theatre Suryabagh, Visakhapatnam, Andhra
Fradesh-S30020.
_. Petitioner
AND
1, The State of Andhra Pradesh, Rep. by iis PriSecy, Department of
Revenue, Secretariat, Velagapudi , Amaravall, Guntur District,

S. The Distict Collector of Visakhapatnam, Visakhapainam.

%, The Tahsiidar, Visakhapatnam Rural, Visakhapainam
4. Mis. Nayagreeva Farms and Developers, Door. No.6-20-20/1,

Flat. No. 802, 4th Floor, Sukshetra - East Point, East Point Colany,
Visakhapeinam- 530017. Ren-by its Managing Pariner.
§. The Greater Vishakhapainanm Municipal Corporation, Vishakhapainam, .
Rep by iis Cornrissioner
. Respondents
Petition under Article 228 of the Constitution of India is fled praying iat
in fhe clrournstances stated In the affidavit fled therewith, ihe High Court may
be pleased to issue an appropriate Writ or order or direction more panicularly
in fhe nature of Writ of Mandamus deciar yng the action of the Respondents
more particularly the action of 2° Respondent herein in issuing proceedings
vide Ro. No 2037/200G/E2 , DL 10.03.2025 (Served upon the Petitioner on
14.03.2025) by which the Respondents are seeking fo resume the [and
admeasuring an extent of Ac. 12.51 Cants in Sy.No.92/8 of Yerviada Village,
Vishakhapainam Rural Mandal, Vishakhapatnam District, more particularly the

land in Plot No.9 admeasuring 487 Sq.yds as being Hlegal, arbitrary, unjust,


without jurisdiction, violative of Principles of Natural Justice, vidlalive of the
provisions of the Transfer of Property Acli8a%, Contrary to the Order
OL19.12. 2017 of this Han'ble Court in WLP Nos 36473 of 20174 20653 of £075,
and violative of Aricles 14, 21 and SOQA of the Constitution of India and
Consequently, set aside the preceedings wee proceedings vide
Ro No. O57 /200S/ES, OL10.05.2025 issued by the Respondent No.2;

1A NO: 1 OF 2025:

Petition under Section 157 CPC is fled praying that in ihe

circumstances stated in the affidavit fled im supgort of the writ geiiion, ie
High Court may be pleased io suspend the operation of proceedings vide 16
Ro Ne OS7/2006/E2, DL 10.08.2088 issued by 2° Respondent, more

wr gt
f
z

particularly to an extent of the land in Plot No.@ admeasuring 407 Sq.yos,
pending disposal of WP No. 8385 of 2025, on the fle of the High Court.

The petition coming on for hearing, upon perusing the Petition and ihe
affidavit fled in support thereof and the order of the High Court order dated
08.04.2088 & 20.12.2085 made herein and u

Kalepu Yashwanth, Advecate for the Peliiener and GP for Revenue for the

wal

son hearing the arqumenis af Sn

Reced

Respondent Nos.1 io 3 and Sri AS.C.Bose, Standing Counsel for the
Respondent Ned)

WRIT PETITION NO: 8402 OF 2025

Sefwean:

Lakarsani Krishnaveni, W/o Chakradhara Rao, Aged about 71 years Rio
Door No 6482, Sn Satya Sai Nivas, Old CB! Qown, Visakhapatnand30 OTF
os Petitioner
AND |
4. The State of Anchiva Pradesh, Rep. by its Pri HSeey Department of

Reyernis, Secretar

Ed

riat, Velagapuci Amaravall, Guntur District,

9 The District Collector of Visakhanairam, Visakhapainam.

Lat

The Tahsiidar, Visakhapatnam Rural Visakhapainam


4. Mis. Hayagreeva Farms and Devel apers, Door. No.8-20-20/1
Flat No Sos, 4° Floor, Sukshetra ~ Egat Point, East Point Colony,
Visakhapainam-5a0017. Rep by iis Managing Partner

The Greater Vishakhapainam Municipal Corporation, Vishakhapatnam,

oF

~

Rep by iis Corrrissioner.
. &espondants

Peition under Article 226 of the Constitution of India is fled praying that
in the circumstances stated in the affidavit fled therewith, the High Court may
be pleased fo issue an appropriate Writ or order or direction more particularly
in the nature of Writ of Mandamus declaring the action of the Respondents
more particularly the action of 2° Respondent herein in issuing proceedings
vide Re No SOS 7/e00R/E2 , O.10.08.2025 by which the Respondents are
seeking to resume the land admeasuring an extent of Ac i251 Cants in
Sy.No92/38 af Yendada Vilage, Vishakhapatnam Rural Mandal,
Vishakhapainam District, more particdarly the land in Flot No, 18
admeasuring 544.44 Sqyds as being (egal, arbitrary, unjust, withoul
purisdiction, violative of Principles of Natural Justice, violative of the provisi ions
of the Transfer of Property Act, 1881, i Contrary ta the Order DE 12.12.2077 af
this Hanble Court in WP .Nos.36413 of 2014 and 26652 af 2015, and violative
of Articias 14, 21 and SOOA of the Constitution of india and Consequently, set
aside the proceedings vide. proceedings vide Re.No 3037/2000/Ee,
Dt. 10.03.2025 issued by the Respondent No.2:
iA NG: 1 OF 20285:

Petiian under Section 157° CPC is filed praying that in the

cirumstances stated in the affidavit fled in support of the writ petition, the
High Court may be pleased fo suspend the operation of proceedings vide
Ro. No S037 /2008/E2, Dt 16.08.2025 issued by 2™ Respondent more 18
particularly to an extent of the land in Pinot No.18 admeasuring o44.44 Sq.yds,
pending disposal of WP_No.6402 of 2025, an the fle of the High Court

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

Midavit fled in supgart thereof anc the order of the High Court order dated

iy


08.04 2025 & 26.12.2025 made herein and upon hearing the arguments of Sn
Kalepu Yashwanth, Advocate for the Petiiianer and GP far Revenue for the
Respondent Nos.1 fo 3 and Sri ASC. Boss, Standing Counsel for the
Respondent Nad:

WRIT PETITION NO: 8406 OF 2025

Between:

Sole Mohan Rao, S/o Golla Subbarayt adu, Aged about 82 years, Rfa D No. qe

307, Plot No dd, Kailasgiri Road, Co-operative Layout, Visalakshi Nagar,
Vishakhapatnam, Andhra Pradesh-( 5300 aS
. Petitioner
y. The Stete of Andhra Pradesh, Rep. by is PriSecy, Qepariment of

Revenue, Secretarial, Velagapudl Amaravall, Guntur District.

fad

The District Collector, of Visakhapatnam, Visakhapatnam.

3%. The Tahsiidar, Visakhapatnam Rural, Visakhapatnam

Mis. Nayagreeva Farms ard Develope srg, Dror No 8-20-2041 ,
Flat No 508, 4th Floor, Sukshelra - East Point, East Paint Colany

Visakhapatnam. 530017. Rep by ifs Managing Pariner

in

The Greater Vishakhanainan ' Mun cipal Corporation, Vishakhapainam, -
Rep by iis Commissioner.

. Respondents
Pelifion under Article 228 of the Constitulion of India is fled praying that

in the clroumsfaness stated in the affidavit filed therewith, the High Court may

wae

be pleased fo issue an appropriate Writ or order or direntian more particularly
in the mature of Writ of Mandamus declaring the action of the Res poandants
more particularly the action of 2°" Respondent herein in issuing proceedings
vide Re No SOS7/200R/Es, ER 10.08 2025 Served upon the Reliioner on
TTARLS025) by which ihe Respondents are seeking fo resume the land
admeasuring an extent of Ac. 12.51 Gents in Sy. No O2/9 of Yendada Vilage,
Vishakhapatnem Rural Mandal, Vishakhapainam (istrict, more parficularly the

land in Plot No. 17 admeasuring 447 Sq yds as being Negal, arbitrary, unpast,


without jurisdiction, viclative of Principles of Natural Justice, violative of the
provisions of the Transfer of Property Act, 1881, Contrary to the Order
DLIS 2017 of this Honble Court in W.P Nos oo4ts of 2014 AND 26685 of
2018, and violative of Articles (4, 37 anc S004 of the Constitution of india and
Consequently, set aside ihe _ proceedings vide proceedings vide
Reo. No S087 /200G/E3, D1.10.03. 2025 issued by the Respondent No.2: |
IANO: 1 OF 2028: -

Petition under Section 157 CPC is fled praying that in the

circursiances stated in the affidavil fled in support of the writ pefition, the
High Court may be gleased fo suspend the operation of proseedings vide
Re. No. 30S7/2008/E2, DL 10.03.2025 issued by 2° Respondent, more
particularly fo an extent of the land in Plot No.1? admeasuring 447 Sq. yds,
pending disposal of WP.No.8406 of 2025, an the file of fhe High Court.

The petition coming on for hearing, upon perusing the Petition and the
affidavit fed In support thereof and the order of the High Court order dated
08.04.2025 & 20.12.2085 made herein and upon hearing the arguments of Sri
Kalepu Yashwanth, Advocate for the Petitioner and GP for Revenue for the
Respondent Nos.) fo 3 and Sri AS.C.Bose, Standing Counsel for the
Respondent No.8;

WRIT PETITION NO: $103 OF 2025
Between: |

Vetcha Mural, S/o Veerralu, Aged about 62 years Réo Door No.55-8-10,
Mangalavarapu Pela, Ralahmundry, East Godavari - 893 105
.. Petitioner
" AND
1. The State of Andhra Pradesh, Rep. by iis Pri Secy, Department of

Revenue, Secretariat, Velagapudi, Amaravati, Guntur District.

med

The Qistiot Collector of Visakhapainam, Visakhapatnam.

eo

The Tahsikdar, Visakhapatnam Rural, Visakhapainam


4. Mis. Mayagreeva Farms and Developers, Rep by is Managing Pariner
Door. No.G-20-20/1, Flal No 50s, 4th Moor, Sukshetra - East Point, East
Point Colony, Visakhapainarn- 530077.
5. The Greater Vishakhapatnam Municipal Corporation, Vishakhanainan,
Rep by its Coamnissioner,
. Respondents
Petition under Ariicle 225 of the Constitution of India is Med praying that
in fhe circumstances stated in the affidavit Med therewith, ihe High Court may
be pleased fo issue an appronrlafe Writ or order or direction more particularly
in he nature of Writ of Mandamus deciaring {he action of the Respondents
more particularly the action of 2° * Raspondent herein in issuing proceedings
vide Reo No. S087/2006/FE2, Dig. 68.2025 by which the Respondents are

oy

sas ing an extent of Aci2.57 Cents in

B.

seeking to resume the land adr

Sy.No.92/3 of  Yendada Vilage Yishaxhanginam Rural Mandal

ayy
is

Vishakhapainam Oietrict, more particularly the land in Plot No. 13 and

admeasuring 487.78 So.yds each as being an arbitrary, unjust, withouf

Bets

ie

jurisdiction, violative of Principles of Natural Justice, violative of ihe provisions

ne

of the Transfer of Property Act.1881, Contrary to the Onder Writ of Mandamus'
PH.419.92 9017 of this Honble Court in WLP Nos.39413 af 2074 and 285539 of

S045, and violative of Arficies 14, 21 and 3004 of the Constitution of india and

Consequently, set aside the proceedings vide proceedings vide

co Noe. S087 2008/83, OL 10.03 2085 issued by ihe Reapondent No.<,
IA NOc 1 GF 2028: |
Petiion under Section 181 CPC is fled praying that in| the

cirournstances stated in fhe affidavit fled in support of the writ petition, the

on

Miah Court may } be pleased to suspend ihe operation of proceedings vie

particularly io an extent of the land in Plat No. 13 and 18 ee AQ?.TS

4

Sq.yds each, pending disposal of WP.No.9105 of 2025, on the He of the High


3
ak

The peitian coming on for hearing, upon perusing the Pelion and ihe
affidavit Hed in support thereof and the order of the High Court order dated
08.04.2025 & 20.12.2025 made herein and upon hearing the arguments of Sri
Jayvall Sarath Chancra, Advocate for the Petitioner and GP for Revenue for
the Respondent Nos.1 to 3 and Sx ASC. Bose, Standing Counsel for the
Respondent No.4:
WRIT PETITION NO: 8104 OF 2025
Sehween:

hedala Narayana Rac, S/o Eedala Veerraju, Aged about 65 years R/o Door
no. 2-7/1, Munisibu Gari Veedhi, Katheru, East Godavari - 33 105,
. Petitioner
CAND
1. The State of Andhra Pradesh, Ren. by is PriSecy, Department of
Revenue, Secretarial, Velagapucdi, Amaravati, Guntur District
The District Gollector of Visakhapainam, Visakhapainam.
. The Tahsidar, Visakhapainam Rural Visakhapatnam
4. Mis. Hayagreeva Farms and Developers, Rep by its Managing Pariner --
Door. No.6-20-20/1, Flat. No.S62, 4" Floor, Sukshetra - East Point, East
Point Calony, Visakhapatnam §30d01?. |
S. The Greater Vishakhapainam Municipal Carporation, Rep by its
Cammissioner, Vishakhapainan,
_. Respondents
Petition under Artints 226 of the Constitution of India is fled praying that
in the circumstances stated in the affidavit filed therewith, the High Court may
be pleased fo issue an appropriate Writ or order ar direction rnore particularly
in the nature of Writ of Mandamus dectari ng the action of the Respondent 8
more particularly the action of 2° Respondant herein in issuing proceeds Ings
vide Ro.No Q0S7/S00G/E2, D10.03.2025 by which the Respondents are
seeking fo e the land admeasuring an extent af Ac.i2.$1 Cents in
Sy Noo of Yendada Village, Vishakhapainam Rural Mandal,

Vishakhapainam District, more garticuiarly the land in Plot No. 38 admeasuring


590 Seyds as being dleqal, arbitrary, unjust, without jurisdiction, viclative of
Principies of Natural Justice, violative of the provisions of the Transfer of
Property Act, 1667, Cortrary io the Q Crder DUIS 12.2017 of this Hon'ble Court
in WLP. Nos. 36415 of 2044 and 28893 of 2015, and violative of Articles 14, 24
and 300A of the Constitution of India ami? GCorisequeniiy, set aside the

proceedings vide proceedings vide Re No SuorfeOUavEs, OC TO IS S088

ea

issued by ihe Resnandent Nog
iA. NOs 7 OF 2028:
Petition under Section 151 CPC {6 fled graying that in the

circumstances siated in the affidavit Hed In support of the writ petiion, the
High Court may be 6 plea fo suspend fhe operation of proceedings vide

a
particularly fo an extent of the land in Plot No.S8 admeasuring 590 Say

yok
eit

oy 2 Respondent, more

e
'noe? eo
area
a

yon
Ee,

ote

SOS

ma
a@ %

pending disposal of WP. No 9104 of 20 2, on the Ne of the Nigh Court.

The petition coring on for + heating, upon perusing the Petition and the
aftidavit fled in suppart thereat and the order of the High Court arder dated
Sd 2ONSS & 2N.12 S025 mada he rein and ugoan hearing the arguments of Sri
Naikala Rama Kireet, Advyocais for the Petitioner and GP for Revenue for the
Respondent Nos.) fo 3 and Sr ASO. Bose, Standing Counsel for the
Respondent Nod:

WRIT PETITION NO: 9108 OF 2028
Retween:
Pall Narayana Rac, S/o Late Pall Gurumurthy, Aged about 81 years R/o Door

no, 27-662, Satya Nagar, Murali Nagar East, Visakhapatnam ~ 530 00°, |
..Patiioner
AND
4. The State of Andhra Pradesh, Rep. by iis PriQecy, Sepaninen of
Revenue, Secretariat, Velaganucdi Amaravall, Guriur Distric
2. The District Callecter of Visakhapatnam, Visakhapainam.

The Tahsiidar, Visakhapainam Rural, Visakhapainam


4. Mis. Hayagreeva Farms and Develapers, Rep by iis Managing Partner,
Door. No.6-20-20/1, Flat No 502, 4° Floor, Sukshetra - East Point, East --

Paint Colony, Visakhapainam- 535007.

The Greater Vishakhapatnam Municipal Corporation, Rep by fs
Carmmissioner, Vishakhapatnam,

; . Respondents
Petition uncer Ariicie 226 of the Constitution of india is Med braying thal
in the clrcurnstances stated in the affidavit Tied therewith, ihe High Court may
be pleased fo issue an approoate Writ or order ar direction more pariicularly
in the nature of Wit of Mandamus' declaring the action of the Respancdents
more particularly the action of 2° Respondent herein in issuing proceedings
vide Re No Sos7/200G/E2, DL10.03.2025 by which the Respondents are
seeking to resume the land adme@asuring an extent of Ac.12.51 Cents in
Sy. Nous of Yendada Village, Vishakhapatnarn Rural Mandal,
Vishakhapatnam Uxstrict, more particularly fhe land In Plot No.1 admeasuring
382 So.yds as being legal, arbitrary, unjust, without jurisdiction, violative of
Principles of Natural Justice, violative of the provisions of the Transfer of
Property Act, 1881, Contrary fo the Order DIAS. 12.2017 af this Nanourable
Court in W.F.Nos.36413 of 2014 and 26853 of 2015, and violative of Articles
14. 31 and 9004 of the Constitution of India and Consequently, sel aside the
nroceedings vide proceedings vide Re No Soa 7/200G/E2, DLiQ.0a. 20285
issued by the Rescondent No.2:
IANO: TOF 2028: . |
Petition under Section 16) CPC is fed praying that in) the

eiroumsiances stated in the affidavit fled in support of the wrif petition, the
High Court may be pleased to°suspend the operation of proceedings vide
RoNo Q037/800G/E2, DL 10.03.2025 issued by 2" Respondent, more
nartioularly Io an extent of the land in Plot No. 18 admeasuring 385 Sq.yas,
pending disposal of WP .No.9105 of 2025, an the fle of the High Court,

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

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


08. O04 2085 & 20.12.2025 made herein and upon hearing the arguments of Sn

x

Javvall Sarath Chandra, Advocate for the Petitioner and GP for Revenue for

LA.

the Respondent Nos.t to 3 and Sf ASC.B fase, Standing Counsel for the
Resnondent No.5;

WRIT PETITION NO: S108 OF 2028

Setween:

Uppalaoall Rachadevi, Dio Satyanarayana Finnamraju, Aged about Ss years

Rio Door na. 50-1-59, Near Kshatriya Kalyanarnandapam, ASR Nagar,
Seethammadhara, Visakhapatnam - S800g1S
_ Patiioner
AND
4. The State of AP, Rep. by fis PriSecy, Depariment af Revenue,

Secretarial, Valagapuc! Ameravall, Guntur District,

nN

The District Collector of Visakhapainam, Visakhanainam.

The Tahsildar, Visakhapatnam Rural, Visakhapatnam

Mis. Hayagreeva Farms and Developers, Rep by iis Managing Pariner
Door. No.§-20-20/1, Flat No.508, 4ih floor Sukshetra - East Point, East

Paint Golary, Visakhapaina- SoOOTY

The Greater Vishakhaoainam Municipal Carporation, Rep by its
Cammmissioriay, Vishakhanatnam

_ Respondents
in the clroumstances stated In the affidavit filed therewith, the High Court may

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

&

in the nature of Writ of Mandamus declaring the action of the Respondents
mors pertiauarly the actian of 2° Respondent herein in issuing proceedings
Wee Bc No 203572008762, DL TOOS. 2085 by whieh the Reseondents are
seeking to resume the land admesgsauring an extent af Ac. 12.57 Cents in

Sy. No.ge3 of Yendada Vilage, Vishakhapsinam ural Mandal

ns

Vishakhapainam District, more particularly the land in Plot No 39 admieasuring

7904.84 Sq.yds as being Megal, arbiirary, urgusi, wihoul jurisdiction, violative


of Principles of Natural Justice, violative of the provisions of the Transfer af
Property Act 1884, Contrary to the Order DLIG. 12.2017 of this Hanble Court
im WP Nos. 36413 of S014 and 25653 af 2078, and violative of Ariicies 14, 2
and SO0A af the Constitution of india ard Consequently, set aside the
proceedings vide proceedings vide Re.No doa7/2D06/E2, DL1O.00. 2025
issued by the Respondent No.2)

LA NO: 1 OF 2028:

Peftion under Section 781 CPC is fled praying that in the

circumstances stated in the affidavit filed in supsart of the writ petition, the
High Court may be pleased fo suspend the operation of proceedings vide
Ro. Noa.SOS7/200G/ES, DL10.05.2025 issued by 2° Respondent, more

garticularly ia an exten{ of the land in Plot No.33 admeasuring 1984.64

fe

sa.yds, pending disposal of WP.No. S108 of 202 S, on the fie of the High
Court. | |
The pediion coming on for hearing, upon perusing the Petition and the
affidavit fled in support thereof and the order of the High Court order dated
08.04. 2025 & 30.12.2025 made herein and upon hearing the arquments of Sri
Mandava Abhiana, Advacate far the Pelftioner and GP for Revenue for the
Respondent Nos.1 to 3 and Sr A.S.C.Bose, Standing Counsel for the
Respondent Nos:
WRIT PETITION NO: 8110 OF 2025

Reftween:

Satru Sttamalakshir, Wio Late Sri Brahmanandam, Aged about 75 years, Rio
Mat No. 302, MK Royale, Nowroji Read, Grand Bay Hotel, Maharanipeta,
Visakhapainam - 530002.
. Paettioner
AND
}. The State of Andhra Pradesh, Rep. by its PriGecy, Department of
Revenue, Secretariat, Velaganud] Amaravati, Guntur District.
2. The District Collestor of Visakhapatnam, Visakhapainam,

3. The Tahsildar, Visakhapatnam Rural, Visakhapatnam


4. Wis. Hayagreeva Farms and Developers, Rep by Ys Managing Parins
Door. No.8-20-20/1, Flat.No.502, 4" Fleor, Sukshetra - East Point, East
Point Colony, Visakhapatnam. 53001?

tft

The Greater Vishakhapatnan: Munie sinal Corporation, Reg by is
Cormmissioner, Vishakhapetinam

. Respondents
Petition under Article 286 of the Constitution of India is fled praying that
in the circumstances stated In the affidavit led therewith, the High Court ra
be pleased the pelifioners pray that the it is prayed that itis Hon'ble Court in
the interests of justice be oleased fo issue an apprapriate Wri or order or
direction more particularly in the nature of Wet of Mandamus declaring the
action of the Reapondents more particularly the actlon of 3" ' Responden
herein in issuing proceedings vide Re.No. 2097 /S008/E2, OL TOO. 2085 by
which the Respondents are seeking to resume the Land admeasuring an
axtent of Ac. 12.87 Cents in Sy No. oe/S of Yendada Vilage, Vishakhapainam
Rural Mandal, Vishakhapatnan District, mor S particularly the land in Pint
No.90 admeasuring 1667 Sqacs as being iNegal, arbitrary, unjust, without
jurisdiction, violative of Principles of Natural Justice, violative of the provisions
of the Transfer of Property Act, 1881, Contrary to fhe Order DL 1S 72. 2077 of
this Hon ble Court In WP Nos. 6413 of 2044 and 28659 of 2015, and violative

of Aricies 14, 31 and 300A of the Consiitulion of India and Consequently,

#

SQ oy

aside the proceedings vide proceedings vide Re. No. 2007 /2000/E2,

os

46.08 2025 issued by fhe Respondent No.2;
iA NO: | OP 2028:

High Court may be pleased fo suspend the operation of sroceedings vide
sarticularly fo an extent of the land in Flot No SO admeasuring 1887 Says

r

sanding disposal of WP. No. 8416 of 2028, on the He of the High Court

Bet


The petitian caming on for hearing, upen perusing the Petition and ihe
affidavit fled in support thereof and the order of the High Court order dated
O8.04. 2025 & 20.12.2025 made herein and upon hearing the arguments of Sri
Kalkala Rama Kireeti, Advocate for the Pelitioner and GP for Revenue for ine
Respondent Nos.? fo 2 and Sn AS.C.Bose, Standing Counsel for the
Respondent Nod:

WRIT PETITION NO: 9111 OF 2025
Between:

Gadde Muniswara Rao, S'o Ramachandra Rao, Aged abou! 56 years Ro

Door ne. 1-104, Bllina Vari Veedhi, Yernagudam, East Godavari -~o3¢4 313
_ Paetiiioner
AND
. The State of Andhra Pradesh, Rep. by Hs PriSecy, Department of

nde,

Revenue, Secretariat, Velagapuci, Amaravali, Guntur District

i)

The [istrict Collector of Visakhapatnam, Visakhapatnam.

3. The Tahsidar, Visakhapatnam Rural, Visakhapatnam

4. Mis. Hayagreeva Fanns and Developers, Rep by its Managing Partner,
Door. No.6-20-20/1, Flat No.802, 4" Floor, Sukshetra - East Point, East

¥.
:

Foint Colony, Visakhanainam- S3004
¥, y

Oe:

The Greater Vishakhapainam Municinal Corporation, Rep by its
CGammissioner, Vishakhapainam. |
. RESHGNGSNS
Pelion urcder Article 226 of the Constitution of india is Med praying that
in the circumstances stated in the affidavit Hed therewith, the High Court may
be pleased to issue an appropriate Writ or order or direction more particularly
in fhe nature of Writ of Mandamus declaring the action of the Respondents
more particularly the action of 2° Respondent herein in issuing proceedings
vide Re No Q037/200G/E2, DL10.02. 2025 by which the Respondents are
seeking to resume the land admeasuring an extent of Ac. 12.51 Cants in
oy Nog of Yendada Village, Vishakhapainam Rural Manca,

Visnhakhanpainam District, more particularly the land in Plot No.S8 admeasuring


#985 Sq.yds as being Heal, arblirary, uniust, without jurisdiction, vidlative o f
Brinciples of Natural Justice, violative of the orovisions of the Transfer of
Property Act, 1881, Contrary fo the Order DL 19 92 2017 of this Honble Gour
in WLP Nos. 36415 of 8044 and 28 369 52 of 2018, and violative of Articles 14, 24
and SO0QA of the Constiufion of "india. and Goresquently, set aside the
proceedings vide proceedings vide Re Nodo37/200¢/re, DLC OS 2029
issued by the Respondent No.2;

IANO: 7 OF 2028:

Sefition under Section 157 CPC is fled praying theft in the

circumstances stated in the affidavit fled In support of the writ petidion, the
High Court may be sieased to suspend the operation of proceedings vice
Re Ne Soo 20onges, DE 10.03, e0e8 issued by 2 Reaponcenf, more
nartioularfy fo an extent of the fan Win Flot No.38 admeasuring 1985 Sq.yds,
pending disposal of WP_No.o11 1 of 2025, on the fle of fhe High Court

The petifen coming on for hearing, upon perusing the Pelion and the
affidavit fled in support thereof and the order of the High Court order dated
98.04.2085 & 20.12.2088 made herein and upon hearing the arqumanis of Sri

Javvali Sarath Chandra, Advocate for the Petitioner and GP for Revenue for

i

the Respondent Nos.t to 3 and Sri ASC Boss, Standing Counsel for ihe
Respondent NaS

WRIT PETITION NO: 9142 OF 2028.

 Batween:

Biyyagu Subbarayudu, wo Late Piyaps Ramaiah, Aged about 78

years Rio H.No, 8-1-284/0UM82, O U Colony, Shaikpet, Golkanda,
Hyderabad - 500 008.
Petitioner
AND
Secretanat, Velaganud, Amaravati Suntur District
2. The Distriet Callector of Visakhapatnam, Visakhapainam,

The Tahsiidar, Visakhapainam Rural, Visakhapainam

oo


4 Mis. Hayagreeva Farms and Developers, Rap by itis Managing Partner,
Door No.6.20-20/1, Flat No 502, 4th Floor, Sukshetra - East Point, East
Point Colony, Vi sakhapatnam- SS0017.

on

The Greater Vishakhanainam Municipal Corporation, Rep by is
Goamnissioner, Vishakhapainam,

Respondents
Petition under Anicie 226 of the Constitution of India is Hied praying Thal in the
circumstances stated in the affidavit fled therewith, the High Court may be
pleased [to issuc an appropriste Writ or order or direction mare particularly in
fhe nature of Wii of Mandamus' declaring the action of the Respondents more
particularly the action of 2° Respondent herein in issuing proceedings vide
Re No 037 /200G/E3, DOL.10.03. 2028 by which the Respondenis are secking to
resume the land admeasuring an extent of Ac.12.41 Cents in Sy. No.82/5 of
Yendada Vilage, Vishakhapatinar Rural Mandal, Vishakhapatnam Disiric
more pariicularly the land in Plot No. 42 admeasuring 560.35 Sq yds as being
legal, arbitrary, unjust, without jureciction, violative of Principles of Natural
Justice, violative of the provisions of the Transfer of Property Act, 1881,
Contrary to the Order D119.12. S017 of this Hon'ble Court in WP Nos 56415
of 2014 and 26653 of 2015, and violative of Articles 14, 21 and 300A of the
Constiiufion of India and Consequently, set aside the proceedings vide
proogedings vide ReNo S037/2006/E2, DL10.03.2028 issued by ithe
Respondent Nog. De
IANO: 1 OF 2085
Petiion under Section 151 CRC is filed praying thet in the circumstances

stated in the affidavit fled In support of the petition, the High Court may be
pleased fo suspend the operation of proceedings vide Re No 2037 PU0G/ES,
10.03.2085 issued by 2 Respondent, more particularly to an extent of
the land in Plot No 42 adrneasuring 560.38 Sq.yds, Pending disposal of WE

9112 of 2025, on the fle of the High Court.
The petition coming on for hearing, upon perusing the Peliiign and ihe

affidavit fled in suonart thereof anc the order of the High Court order dated
OY Q


O9.04 2025 & 20.12 2025 made herein and upon hearing the arqumenis af
Sri Ralkaia Rama Kireefl, Advocate for the Petitioner, GP for Revenus for the
Respondent Nos.i to 3: Sr ASO. Bose, Standing Course! for ihe
Regoondent No.8 :
WRIT PETITION NO: 8tis OF 2028

Sehween:

Lavudya Rambal, VWwio Sri Ramulu, 'Aged about 85 years, Rfo NNo. 7-158,

Pandurangapuram, Khammam District, Telangana- S07 001.
.oPatifionar
AND
1. The State of Andhra Pradesh, Rep. by its Pri.Secy, Oepariment of

Revenue, Secretarial, Velagapuedl, Amaravall, Gurilur Distrat

=. The District Collector of Visakhapatnam, Visakhapatnam.
3. The Tahsidar, Visakhapaina mt Rural, Visakhapatnam

Mis. Hayagreeva Farms and Developers, Door. No.6-20-
20/4 Flat No5a2, 4" Floor, Sukshel tra ~ East Point, East Point Colony,
Visakhanainam-8a0ot F, Rep by is Managing Fariner
&. The Greater Vishaknapainar Municingl Corporation, Vishakhapatinam, |
Rep by iis Commissioner. :
. Respondents
Petiion under Article 225 of the Canetitution of India is fled ves that
in the circlansiances stated in ihe aficiavi Hied therewith, the High Court may
be pleased fo issue an appropriate Writ or order or direction more particularly
in the nature of Wrst of Mandamus declaring the action of the Resnondanis
mores particularly the action of * Rasnandent Herein in issuing oroceecdings
vide Ro No SOS7/S00N/E2, DLIG.OS. 2088 by which the Respondents are
seeking io resume the land admeasuving an axtent of Ac 72.81 Cants in
Sy. NegsS of Yendada Village, Visha shapainam Rural  Mancal,
Vishakhapainam Distnal, mare particularly the land in Plo No.20 admeasuring
$67 Sq yds as being Segal, arbitrary, umhusi, without jurisdiction, violative of

rinciples of Natural Justice, viniaive of fhe provisions of Ihe Transfer of


tbe
pero

Property Act, 1887, Contrary to the Order DE 19.12.2017 of thus Honourable
Court in WP.Nos.36413 of 2014 and 26853 of 2015, and violative of Articles
14, 21 and S004 of the C ~onetiiulion of india and Cansequ ianty, set aside the
mroogedings vide proceedings vide Ro.Na.303 PROORES, DX. 16.03.2085
issued by the Respondent No.2;

IANO: 1 OF 2ORS:

Peiiion under Section 184 CPC is filed praying that in the

circumstances stated in the affidavit filed In sugport of the writ pelltion, the
High Court may be pleased fo suspend the operation of praceedings vice
Ro. No. g0a7/2008/E2, DL 10.03.2025 issued by 2°° Respondent, more
sarticulaly fo an extent of the land in Plot No.g0 admeasuring 467 Sq.yos
pending disnasal of WP.No.9113 of 2025, on the fle of the High Court.

The petition coming on for hearing, upon perusing the Petition and the
atidevll fled in support thereal and the order of the High Court order dated
O8.O4. 2029 & 20.12.2025 made herein and upon hearing the arguments of Sri
Jawai Sarath Chandra, Advocate for the Petitioner and GP for Revenue for
the Respondent Nos.i to 3 and Sri ASC Bose, Standing GCounsel for the
Respondent Nad:

WRIT PETITION NO: 8114 OF 2028
Bohween:

Uppalapall Venkata Ramana Murthy Raju, Sfo Uppalapati Rajan Raju, Aged
about 69 years Rio Door No. 2-111 A, Gandhi Nagar, Qnposite MDO Office,
Visakhapainam ~ 537055.

Petitioner

AND
{. The State of Andhra Pradesh, Rep. by its Pd Secy, Department of

Revenue, Secretarial, Velagapudi Amaravall, Guniur Disinet,
Ss. The District Collector of Visakhapatnam, Visakhapatnam.

3. The Yahsidar, Visakhapatnam Rural, Visakhapainam


x

4. Mis. Hayagreeva Farms and Developers, Rep by lis Managing Partner,
Noor No. 6-20-2017, Flat No 508, 4th Floor, Sukshelra - East Point, hast.

Point Calony, Visakhapainant 530077.

-

The Greater Vishakhapatnam Municipal Corporation, Rep by is
Commissioner, Vishakhanainam.

». Raspandents
Petition under Article 230 of the Constitution of India is fled praying (hat
in the circumstances stated in the affidavit Med therewith, the High Court may
be pleased to issue an anpropriate Writ or order or direction more particularly
in the nature of Writ of Mandamus declaring the action of the Raspandenis
more particularly the action of 2° Respondent herein in Issuing proceedings
vide Re No 8037 /2006/E2, OF 10.08.2088 by witch the Respondents are
seeking io resume the land admeasuring an axtent of Ac. 12.57 Cents in
Sy.Ne.s2ig of Yendada Village, Yishakhapainam Rural Manda
Vishakhanainam Districl, more particularly the land In Plot No.3e aumeasuring
4887 Squyds as being legal, arbitrary, unjust, without jurisdiction, violative o
Principles of Natural Justice, violative of ihe ~ provers of the Transfer of
Pronerty Act. 188), Contrary to the Order OF 19.12.2017 of inis Honhle Court
InP Nos 36473 of 2074 AND 28653 of 2018, and violative of Aricies 14, 24

as
eraceedings vide proceedings vide Bo No. S087/2008/E2, DL10.08.2025

a

and S0DA of the Constitution of India and Consequently, seat

issued by the Responder No.2:
IANO: 1 OF 20285:

Petiien under Section iS] CPC is Hed praying that in the

aircumstances stated in the affidavit filed in support of the wri petition, ihe
High Court may be pleased fo suspend fhe operation of procee sings yids
Re No S087 R006/E8, DLIG.OS 2085 issued by 2° Respondent, more

particularly to an extent of the land in Plot No.S2 admeasuring 160? | Sas,

poe

pending disnosal of WP.No.O) 14 of 2025, on the fle of th s High Cour
The petition coming on for hearing, upon perusing the Peafiion and ihe

affidavit fled in suppert thereof and the order of the High Court order dated


ed
Sa.

08.04. 2025 & 20.12.2025 made herein and upon hearing the argurnents of Sr
Javvali Sarath Chandra, Advocate for the Petitioner and GP for Revenue for
the Respondent Nos.{ fo 3 and Sri A.S.C.Boase, Standing Counsel for the
Resgondant No.5

WRIT PETITION NO: 9391 OF 2025

Between:

Javvadi Gopaia Krishna Murthy, s/o Late Sri J Krishna Rao Aged about 64
years, Rio Plot Na. 18, Justice Colony, Road No. 10, Banjara Hills, Hyderabad
- 500 034, |
Petitioner

AND
. The State of Andhra Pradesh, Rep. by Hs PriSecy, Department of

eral

Revenue, Secretariat, Velagaoudi Amaravall, Guntur District.

&. The Disinet Collector of Visakhapainam, Visakhapatnam,

koa

The Tahsidar, Visakhapatnam Rural, Visakhapainam
4 Mis. Hayagreeva Farms and Developers, Door No.6-20-20/1,
Pia No.502, 4th Floor, Sukshetra - East Paint, East Point Colony,

Visakhapainam- S3001T7. Rep by is Managing Partner

034

. The Greater Vishakhanainam Municipal Corporation, Vishakhanainam,
Rep by is Commissioner.
Resporndants
Petition under Article 226 of the Constitution of India praying that in the
circumslances stated in the affdawit fled therewith, the High Court may be
gieased fo issue an appropriate Writ or order or direction more particularly ir
the nature af Writ of Mandamus declaring the action of the Respondents more
particularly the action of 2° Respondent herein in issuing proceedings vide
Ro.No S00 7/2000/E2, DF 10.03.2025 by which the Respondents are sesking tx
resume the land admeasuring an exfent of Ac. 12.81 Cants in Sy. No.92/s of
Yendada Vilage, Vishakhasainam Rural Mandal, Vishakhanainam Cistrict,
more particularly the land in Piof No.28 admeasuring 1394.64 Sq yds as being

iiggal, arbitrary, unjust, without jurisdiction, violative of Frincinles of Natural

Nt


Justios, vidlative of the provisic as af the Transfer of Property Act, 1885,
Cantrary to the Order DL (TQ 72 SOT? of this Honble Court in WLR Nos. 26419 of
2Oi4d and 28885 of 2015, and violative of Aninies T4, 27 and S004 of the
Sonsttutien of India ard GConseq quently, sel aside the proceedings vitie
srocgedings vide Re.No.d0or/et O08/E2, Of 16.03.2028 issued by the

Resporcent No. .

iA NO: 7 OF 2025

Petition under Section 151 CPC praying that in the circumstances

steied in the affidavit fled in support of the petition, the High Court may be
nleasead fo suspend the operation of proceedings wide Ro No S0o7/S00NE?,

candent, mare garticularly fo an extent of the

o

DL 16.03.2025 issued by 2° Rese

g

o

land in Plot No.2 admeasuring 1994.64 Sq.yels, Pending disposal of WE
S891 of 2025, an the fle of the High Court.

The petition corning on far reat ng, upan perusing the Petition and the
affidavit fled in support theres! a ned the order of the High Court order dated
34 O04 9088 & 20.12.2025 made herein and upon hearing the arguments af
Mis Mandava Appian, # Advocate for the Petitioner and of GF for Revenue for
the Respondents { fo 3, Sri ASC. Bose, Standing counsel for Respondent
WRIT PETITION NO: 12621 OF 2025
Setween:

Gadwipatl Haribabu, S/o. Late G. Raghavalah, Aged about 73 years, Rio. Riot

No, 853. Road No. 34, Jublee Hiis, Nycerabad - 500033
| ._ Fethioner
~ &ND
1. The State of AP, Rep. by its Pri Secy, Department of Revenue,
Seerstariat, Velagapucll, Amaravall, Guntur District.

~

The (Netrict Collector af Visakhapainam, Visakhapatnam,

Py

The Tahsiider, Visakhagainam Rural Visakhapatnam

tnd


4, Mis. Hayagreeva Farms and Developers, Door.No.6-20-20/4,
Flat.No.5o2, 4" Floor, Sukshetra - East Point, East Point Colony,

Visakhanpainam- S30017. Rep by ts Managing Partner

af

The Greater Vishakhapainam Municipal Corporation, Vishakhapainam, |
Rep by is Gormissioner.

_-- . Respondents
Reiiion under Aricie 226 of the Canstifution of india is fded praying that
in ihe circumstances stated in the affidavit fled therewith, the High Court may
be pleased fo issue an appropriate Writ or order or direction more pariicularly
in ihe nature of Writ of Mandamus declaring the action of the Respandenis
more particularly the action of 2° Respondent herein in issuing proceedings
vide ReoNo S037 /200G/E2, DLi0.03. 2025 by which the Respondents are
sesking to resume the land admeasuring an extent of Ac. 12.51. Cents in
Sy.Noo2/S of Yendada Vilage, Vishakhanainam Rural Mancal,
Vishakhapatinam District, more particularly the Jand in Piet No. 75
adrneasuring 382 Sq.yds as being Megal, arbitrary, unjust, without jurisdiction,
olative of Principles of Natural Justice, violative of the provisions of the
Yransfer af Praperty Act, 18@1, Contrary to the Order DLS 2.201 fof this
Hon'ble Court in WP .Nos.36413o0f 2044 and 28653 of 2015, and violative of
Anicies 14, 21 and 300A of the Constitution of Indla and Cansequently, set
aside {the proceedings vide proceedings vide Re.No.cos7/eO06/E2,
OL 10.03 2025 issued by the Respondent No.3;
IA NG: 1 OF 2028:

Petition under Section 151 CPC is filed graying that in the

croumstances stated in the affidavit fied in suppart of the writ petition, the
High Court may be pleased fo suspend the operation of proceedings vide
Ro No. S037/2006/E2, [M. TLOS. 2085 issued by 2™ Respondent, mors
particularly fo an extent of the fand in Pint No. 28 admeasuring 1584.64
so.yds, gending disposal of WP No.13621 af 2025, on the file of the High


IA NG: 2 OF 2828:

Petition under Section 157 CPO is filed oraying that in the

orcumptances stated in the afidavi Nec in supmeart of the wr oediion, the
High Court may be oleased direct the respondents fo permif the Pelfioner to
eantinue with the Construction being undertaken in the olof owned by
Pottioner in land admreasuring an extent of Ac. 12.57 Cents in Sy.No.839 of

Yendada Village, Vishakhanatnam Rural Mandal, Vishakhapainam District,

At

panding disposal of WP No. iS6e1 of 2025, on the He of the High Court.

The petition corning on for hearing, upon perusing the Peiiticn and the
affidavit fled in support thereof and fhe order of the High Court order dated
47.08.2085, 09.05.2085 & 20.12.2025 made herein are upon hearing the
arguments of Sri Javvali Sarath Chancra, Advocate for the Petitioner and GP
for Revenue for the Respondent Nos. 1 to 3:

WRIT PETITION NO: 14168 OF 2025

Seiwa

Sudhagan! Vilaya Lakshm! Narasimha Rao, Sia. SS. Papaiah, Aged abaut
oO years, Rio. Door No.13-127, 2°" tine, Tulasi Nagar Colony, Kanuru,
Vilayawada, A.R-S2Z00007.
.. .Patiioner
1. The State of Andhra Pradesh, Rep. hy lis Pri Secy, Deparirient of

Revenue, Secretarial, Velagapud! Amaravall, Guntur District.

2. The District Collector of Visakh napainam, Visakhapatnam.
3. The Tahsidar, Visakhapatnam Rural, Visekhapaina

aa

Mis. Hayagreeva Farms and Develapers, Door.No.d-20-20/ 1,
Slat. No. S02, 4" Floor, Sukshetra - East Point, East Point Colony

Visakhapatnam 830017, Rep by is Managing Rariner

Ee

x ~

The Greater V4 shakhapainam Mt cipal Carporation, Vishakhapainam,

Rep by Hs Commissioner.

. Respondents


pay

Petition under Anicle 228 of the Constitution of india is fled praying that
in the circumstances stated In the affidavit fled therewith, the High Court may
be pleased to issue an appropriate Writ or order or direction more parficuarly
in the nature of Writ of Mandamus declaring the action of ihe Respondents
more particularly the action of 2°" Respondent herein in issuing proceedings
vide Ro No. 3087/2008/E2, DL1G.03.2085 by which the Respondents are
seeking to resume the land admeasuring an extent of Ac.12.57 Cents in
Sy.No.92/8 of Yendada Vilage, Vishakhapatnam Rural Mandal,
Vishakhapainam Districi, more paricularly the land im Piet No. 18
admeasuring 382 Sq.yds as being Hegal, arbitrary, unjust, without jurisdiction,
violative of Principles of Natural Justice, violative of the provisions of the
Yransfer of Property Act, 1861, Cantrary to the Order DLIG 22017 of this
Honble Court in WLP Nos.36413 of 2014 and 26653 of S015, and violative of
Articles J4, 21 and 200A of the Constitulion of incha and Consequently, set
aside the proceedings vide proceedings vide Ro No 2037 /2008/Ee,
OL TO 04.2025 issued by the Respondent No.2)

IA NO: TOF 2028:

Petition urser Section 987 CROC is fied praying that in the

crcumsiances stated in the affidavit fled in support af the wri pefifion, ihe
Migh Court may be pleased to suspend the operation of proceedings vide
ReNo 3037 /2008/E2, DBL1G.03.2025 issued by 2 Respondent, more
particularly fo an extent of fhe land in Pilot No.28 admeasuring 1394.6¢
sa.yds, pending disposal of WE.No. 14168 of 2025, on the fle of the High
Court.

IA NO: 2 OF 2028:

Patiion under Section 957 CPC is fled praying that in the

clrournmstances stafed in the affidavit fied in support of the writ petition, tie
High Court may be pleased direct the respondents to permit the Pelitioner to
camtinus with the Construction being undertaken in the plot owned by

Fettioner in land admeasuring an extent af Ac. 12.81 Cents in Sy. No. G2 of


Yendada Vilage, Vishakhapainam Rural Mandal, Vishakharainam District,

Ry ed

sending disposal of WP. No. 74158 of 2025, on the fle of The High Court,
The pefiion coming on for nea ring, upon perusing the Petition and the

aidavit fled in support theraa? and the order of the High Cour order dated

17.06.2025, 08.05. 2085 & 20.12 2028 made herein and upon hearing the
arguments of Sri Javvali Sarath Chandra, Advocate for the Petitioner and GF
for Revenue for the Respondent Nos.4 to 3;
WRIT PETITION NO: 15026 OF 2024
Between:

Wis. Nayagreeva Farms and Gevelopers, A registered Parine rshi a fire ander

¥

the provisions of indian Parinership Act, 1992, Naving its Office af Doar No.G
20-201, FlatNo.Sd2, 4 Floor, Suks

Visakhapatnam. SSO017, Rep. by the Fower of Attorney' Agent

hetra . East Point, East Roint Catany,

oh

GS Venkateswara Rao, Aged 44 years, Sig. G. Janardhana Rao,
. Petitioner
AND
4. The State of Andhra Pradesh, Rep. by iis Pri Secy, Depariment of MA &
UD, Secretariat, Velagapudi; Amaravati, Guntur District
3. The Greater Vishakhapainam Municinal Corporation, Vishakhapainam,

Rep by is Commissioner,

ga

Vishakhapatnam Metropolitan Region Oevelopment, Authority

Visakhapainam, Rep by Metropallan Comrrssioner

ty

a

4. The State of Andhra Pradesh, Rep. by its PriGecy, Depariment of

Revenue, Secretanat, \ falagapud), Amearavati, Guntur District

ost

The District Calfectar of Visakhapatnam, Visakhapatnam.

The Sevenue Divisional Officer, Sheamunipainam, Visakhagainam

?. The Tahsitdar, Visakhap atnam ural, Visakhaoainam
8. Ch. Jagadesawarudu, Gfo Rama Rac, Aged ahoul O4 years,
Oce/Business, Rio D.No.2-340%, Krishna Poulifes, Old Oairy Farm,

. Raspondents


Lad

Patition under Article 226 of the Canefiiution of India is fled praying that
in the circumstances stated in the affidavit Hed therewith, the High Court may
be nleased fo Issue an appropriate Wit or order or direction more partiouiarly
in the nature of Wii of Mandamus declaring the action of the Respondents
more particularly the action of mors particularly the action of Respondent No.2
herein in issuing proceedings vide BANOA1O88/S98O/BIZUYDA2081 fe

offce- 299800) dated 06.07.2024 (Served upon the Petitioner on 47.07 20284)
by which the Building permission granted to the Pelifioner is kept in abeyance
and further directing the Petitioner fo stop the work and nat to proceed wilh
any further construction activiy as being legal, arbitrary, unjust, withoul
jurisdiction, violative of Principles of Natural Justice, violative af ihe provisions
of the Greater Hyderabad Municipal Corporation Act, 1955, Cantary to the
Order DE 14.03.9022 of this Honble Court in W.P.No.6984 of 2022, and
yigiative of Articles 14, 31 and 3004 of the Consiiiution of India and
Consequently, sef aside the proceadings vide B.A No. 1O88/Qe00/R/21A
DA/2024 {e-office- 299800) dated 06.07.2024 (Served upon the Petitioner on
17.07 2024) issuad by the Respondent Nog:

IA NG: 1 OF 2084:

Petiion under Section {51 of CPC is fled praying that inihe

circumstances stated in the afidavil Hed in support of the writ petHion, the
High Court may be pleased fo suspend the operation of proceedings vide
B.A No TO86/RO60/Bi2 VYDAZ021 -fe-office- 398800) dated Q6.07 2024
(Served upon the Petitioner on 11.07.2024) issued by Respondent No.e,
pending disposal of WP. No. 15026 of 2024, on the fle of the High Court.
IANO: 2 OF 2024: .

Patition under Section 157 of CPC is fled praying thal inthe

circumstances stated in the affidavit fled in support of the writ petition, the
High Court may be pleased! fo Direct the Resoondents not io imerfere with
construction activity being undertaken by the Petifioner in schedule property

admeasuring an extent of Ac.12.57 cents in Sy.No.82/9 of Endada Vilage,


Yisakhapainam Rural Mandal, Visakhanainam Cistrict,
WP No. 15086 of 2024, on the He ° the High Court,

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

reniding disposal of

of and the order of fhe High Court order dated
$8.07. 2024, O1.08.2084, 08.08.2024, 29.08, 2008. F208. 2024 S710. 2024,

made herein and upan hearing the arqumernis of Sr Ajay Kumar Kananarth\,

afidavil fled in suport there

S02.

cae:
NA
fe 3

Advosate for fhe Fetfioner and GP for Municipal Administration & Urban
Development for the Respondent No.7 and Gr ASC Bose, Standing Counse
for the Respondent No.2 and Sri Sornisetty Ganesh Babu, Standing Counsel
for the Respondent No.3 and GP for Revenue for the Responder! Nos.4 to 7;
WRIT PETITION NO: 18983 OF 20234:

Satween:

Javvadl Gopala Krishna Murthy, Sfo Late Sri d Krishna Rae, Aged about 66

_S x

years Rio Flot No. 18, Justices Cofany, Road No. 10, Banjara HINs, Hyderabad.
SOOO34.

Petitioner

1. The State of AP. Sep. by fs FriSecy Department of MA& UD,

Secretariat. Velagapudl, Amaravatl, Guntur District.

2s. The Greater Visakhapainari Muniginal Gorporation, Vishakhapainam,

wie

Sep by ds Commissioner.

ot
wets

Wis. Hayadreeva  Farme and Developers,  Door.No.G-20-s0/1,
FlatNo.50e, 4° Floor, Sukshetra East Point, East Paint Coofany,
Visakhapatnam S300Ty. Rep by iis Managing Pariner

4 Ch. Jagadseswarudu, S/o Rama Rao, Aged about G4 years, Occ.
Susiness. R/o D.Noe.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh

Resnandents


~~

Patitian under Article 226 of the Constfution of india is filed praying that
in the clrourmstances stated in the affidavit fled therewith, the High Court may
be pleased to iSSue an appropriate Writ ar arder or direction more parlicularly
in the mature of SAirit of Mandarnus' declaring the action of Ihe Respondents
more particularly the action of Responcdent No.2 herein in issuing proceedings
vide BLA No O88/G950/B/2 TY DARO021 (e-offics-299800) dated 06.07 20284
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 fo stop the work and nof ts proceed
with any further construction actividy solely beosause of the civil disputes
pending between the Respondent Nos.3& 4 as being Hegal, arbitrary, unjust,
viniative of Princinies of Natural Justices, vidiative of the provisions of the
(sreater Hyderabad Municipal Corporation Act, 1955 and violative of Aricies
14, 21 and 3004 of the Constitution of India and Consequently set aside the
praceedings vide BLA No. TO88/ag6Q/B/2T/YDA/2021 toffice- 299800) dated
08.07 2024 issued by the Respondent No.2,

IANO: 1 OF 2024:

Pefttion under Section 151 of CPO is fled praying that in the

circumstances stated in the affidavit Hed In support of the petition, the High
Court may be pleased to suspend the operation of pracesdings vide
BLA.No. 108G/S98Q0/B/2 1D DA/2021 (e-off ee 289800) dated 06.07 2024 issued
by Respondent Nog, Pending dispasal of WP 18982 of 2024, on the fie of {he
High Court.

Tre peltion coming or for hearing, uport perusing the Petition and ihe
afidavit Hied in support thereof and the order of the High Courf dated
£8.37 2024, (212 2084, 03.07.2025, 98.07.2025, 24.01.2025, 08.02.2025,
43.02.2025, 19.02.2025, 18.03.2025, 09.08.2025 & 20.12.2025 made herein
and upon hearing the arquments of SR] KALEPU YASHWANTH, Advocate
for the Petitioner and of GP MUNCIPAL ADMN AND URBAN DEY AP for the
Respondent No.l and of SRI JDILEEP RUMAR, Advocale for the
Respondent No.2 and af SRI SRI} NIVAS RAO BODDULURY, Advocate for the
Respondent Nos.S & 4.


WRIT PETITION NO: 17008 OF 3034
Sehvean:

Mullapudi Anasuya, Wo Mullapudi Venkata Rao, Aged about 78 years Rio H

No 220, 1% Ward, Near Cinema Hall Center, Jang yareddygqudem Mandal,
Lakkavaram, West Gndavarl-So4484. |
Petitioner

1. The State of AP. Res. by fs PriSecy Department of MA& UD,

Secretariat Velagapudi, Amaravall, Guntur District.

2 The Greater Visakhapatnam Municipal Corporation, Vishakhanainam,
Rep by ts Conrrissioner,
3. Mis. Hayagreeva Farms and Oevelopers, Ooor.No.8-90-20/4

4

Visekhanainam- 8300r?. Rep. by fis Managing Pariner
4. Ch, Jagadeeawarudu, Sfo } Rama Rao, A ged about 64 years, Occ.
Business, Rfo D.No.-34o)), Rishna Boultnes, Old Dairy Farm, Adarsh

Nagar, Visakhapatnam.
Respondents
Petition under Aricie 226 of the Constitution of India is fied oraying tha

in the ciroumstances stated in the affidavil Sied therewith, the Nigh Court may
be pleased fo iasue an aporonriate Writ or order or direction more pariicuiarly
in the qature of (Aint of Mandamus' decianng the action af the Respondents

more particulary the action af Sesponcen! No.2 herein in issuing proceedings

vide B.A No, TOSS/S980/BYS VYDASO21 (e-office-SO9800) dated OG.O7 2084
keeping the Suliding permission "granted t fo the Respondent Noo in abeyance

and further directing the Responder! Nod fo stop the work and nat fo proceas
Wi any further conatructiagn aciviiy solely because of ihe cad cdispuiss
mending between the Respondent Nos 38 4 as deing egal, arbitrary, unjust,
vinistive af Frincipies of Natural Justice, vinlalive of the provisions af the

Greater Hyderabad Murdsigal Corporation Act, 1955 and violative of Articles


i¢, 27 and 3004 of the Const tific on of India and Consequently set aside the
proceedings vide BLA. No TO8G/S9QQ/AIZT/YDA@O21 (e-office 2G9800) dated
O8.07 2024 issued by the Respondent No.2.

IA NO: TOF 2044:

Petition under Section 187 of CPC is filed praying that in the

eiroumstances stated In the affidavit fled in support of the petition, the High
Court may be pleased to suspend the operation af proceedings vide
B.A.No 1O86/3980/B/2 VY DA/202 le-office-299800) dated 06.07 2024 issued
by Respondent No.2,-Pending disposal of WP 17008 of 2024, on the fle of the
High Court |

The petition caring an for hearing, upon perusing the Petition and the
afidavii Hed in support thereof and the order of the High Court daied
28.11.2084, 12.72.2024, 00.01. 2025, 08.04.2025, 24. 01 2025, 06.02 2025,
73.02 2025, 19.02 2025, 18.03. 2025, 09.05.2025 & 20.12.2025 made herein
and upon hearing the argumenis of Sri Kalepu Yashwanth, Advocate for the
Petitioner and of GP for Muncipal Admm and Urban Dev AP for the
Respondent No.1 and of Sri J.Dileep Kumar, Advocate for the Respondent
No.2 and of Sri Srinivas Rao Badduluri, Advacate for the Respondent Nos. &
4,

WRIT PETITION NO: 17008 OF 2024
Behvean:

Kuchipudi Satyanarayana, S/o Ramarao, Aged about 82 years Rfo D No 25%,

Tanuku Mandslam, Maddapuram, West Godavari-34 146,

. Petitioner
AND

1. The State of AP Rep. by fis PriSecy Deparment of MAK UD,

Secretanat Velagapudi, Amaravall, Guntur District.

2. The Greater Visakhapatnam Municigal Corporation, Vishakhapainam,

Reg by iis Conwnissioner.


3. AWis.Hayagreeva Farms and Developers, Onoor.No.e-80-20/1,
Fiat\No.S02, 4"Floor, Sukshetra East Point, East Faint Colony,
Visakhanainam- S20077. Rep by iis Managing Partner

4. Ch. Jagadeeswarudu, Sfo Rama Rao, Aged about 64 years, Occ.
Business. Rio D. Ne 2-349/1, Krishna Pouliries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.

Respondanis

Patition under Article 226 of the Constitution of India is filed praying thal

in the circumstances stated in the affidavit fled therewith, fhe High Court may
be pleased fo issue an appropriate Writ or order or dinectlon mors particularly
in the nature of 'Wri of Mandamus' declaring ihe action of the Respandents
more particularly the action of Responcen No.s herein in issuing proceedings

vide B A No TOS8/Q96Q EF TYDARO2) (e-office 299800) dated O6.07 2024

keeping the Bulding permission granted io the Respondent No.d in abeyance

and further directing the Respondent No.S los stop the work and not fo pracead
pending between the Respondent Nos.38& 4 as being diegal, arbitrary, urgusi,
violative of Principles of Natural Justice, violative of the provisions of the

ON

Greater Hyderabad Municinal Corporation Act, 1985 and violative of Ariicies
14, 21 and SOOA of the Conatituiion of india and Consequently sef aside the
sroceedings vide B.A No. 1O88/S9a0/Re V/YDAZDR1 (e-office-ce9eo) dated
08.07 2024 issusd by the Respondent No.2.

IANO: 1 OF 2024: |

Peftion under Section Si of CPC is Hed praying that ir ihe

clroumetances stated in the affidavit Hed in support of the petition, the High
Court may be pleased Io susmend the operation of proceedings vide
BA.No 1085/8980/R/2 1 YDA2O8 {ie-ofice-299800) dated O5.07 2024 issued
by Respondent No.2, Pending disposal af WP 17000 of £024, on the file of the

High Court


The patilon coming an for hearing, upan perusing ihe Pet tion and the
affidavit fled in support thereof and the order of the Nigh Court dated
28.11.2024, 12.12.2024, 03.07.2088, 09.07 2025, 24.07.2085, 08.02 2025,

3.02 2025, 19.02. 2085, 18.03.2088, 09.05.2025 & 20.12.2085 made hergin
and upor hearing the arguments of SRI RALEPU YASHWANTH, Advocate for
the Petitioner and of GP MUNCIPAL ADMN AND URBAN DEV AP for the
Respondent No.t and of SRE J OILEEP KUMAR, Advocate for ihe
Respondent Nog and af SRI SR INIVAS RAG BODODULURI, Advocate for the
Respondent Nos.3 & 4.

WRIT PETITION NO: 17071 OF 2024
Beiween:
Lavudya Rambal, Wo Si Ramulu, Aged about 87 years Rio H No 7986,

Pandurangapuram, Khammam-507001.

 Pahtioner
AND

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

Secretarial Velagapuadl, Amaravati, Guntur District.

2. The Greater Visakhapatnam Municipal Corporation, Vishakhapainan,
Reo by iis Commissioner.

3. Mis. Nayagreeva Farms and Developers,  Ooor.No.g-20-20/1,
Fiat No.2, 4° Floor, Sukshetra East Point, East Point Colony,
Visakhapatnam 830017. Rep by iis Managing Partner

4 Ch. Jagadeeswarudu, Sfo Rama Rac, Agad about 64 years, Occ.
Business. Rio D.No.S-349/1, Krishna Pouliries, Ole Dalry Farm, Adarsh
Nagar, Visakhapainam.

. Respondents
Petition under Article 226 of the Constitufion of india is Hied praying that

in the circumstances stated in the avidavil fled therewith, the 'e High Court may
be pleased io issue an aporopriaie Writ or order or direction more particularly

in the nature of 'Writ of Mandamus' declaring the action of he Respondents


x

more parficularly the action of Respondent No.2 herein in issuing proceedings
vide B A No TORG/SSS0Q/RIZ TY DASO2 1 fe-office-298800) dated 06.07 202
skeening the Guliding permission granted to the _Bespone ent No.d in abeyance
and further directing the Respondent No.3 in stoe the work and not fo proceed
with any further construction activiiy solely because of the civ' disputes

pending between the Respondent Nos.3& 4 as Oging Hegal, arbitrary,

oy
ne
om
wna
Peco
0
el
ip
wee

iolative of Principles of Natural Gustics, violative of ihe provisions of the
Greater Hyderabad Municipal Corporation Act, 1985 and violative of Ariicies
id 27 anc SQGA of the Constitution of India and Consequently sel aside the

oroceadings vide BLA. No. 1088/Q900/8/2 TY DAO 1 Ge-office-2O9800) cated

O6.07.2024 issued by the Respondent! No.2

io

1A AN YT OE 2Oe8:
Patton under Seacharn

a

clroummstanoes stated in fhe affidavit fled in support of the pet tition, the High
Courl may be pleased fo suspend fhe operafion of proceedings vice
BLA No. 1G86/S060/EVe T/YDAS08 Tie-office- 2996800) dated 05.07 2024 issued

iB 47044 of S024 on the Ge of the

RA
:

by Reepondent No.2, Panding dispasal of ¥
Nigh Court.

The petitian coming on for hearing, upon perusing the Petition and the
affidavit fled in suc pon thereof are the order of ihe Fish Court dated
13.02 0025, 19.02.2025, 18.09.2025, 08.08.2085 & 20 12.2025 made herein
am upon hearing the arguments of SRI KALERU YASHIVANTH, Advacate
for the Petitioner ancl of GP MUNCIPAL ADMN AND URBAN DEV AP fo
Respondent Nod and of SRI SDILEER KUMAR, Advocate far th
Respondent Nos and of SRI SRINIVAS RAO BODDULURIE, Advosate for ihe

Respondent Nos. & 4.

rete
+

a


WRIT PETITHON NO: T70¢3 OF 2024
Reiween:
Ainampuc) Nageswara Rac, Slo Ayyanna, Aged about G8 years,
Rio. WH No. 1405, Koyavaringiem, Enamadala, Gurtur-S2201 8.
. .» Petitioner
AND

1. The State of AP., Rep. by Hs PriSecy Deparment of MA& UD.

Secretariat Velaganudi, Amaravall, Guntur District

2. The Greater Visakhapatnam Municipal Corporation, Vishakhapainam,
Rep by iis Commissioner,

3. Mis. Hayagreeva Farms and Oevelopers, Door.No.@-20-20/1,
Flat.No.802, 4 "Floor, Sukshetra East Point, East Point Colony,
Visakhapainar- 530017. Rep-by ifs Managing Partner

4, Ch. Jagadeeswarudu, Sfo Rama Raa, Aged about 84 years, OQec.
Business. Ria DUN 2340/7, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam,

. MeSHondents

Patition under Aricle 226 of the Constitution of India is fled praying thal

in the olrournstances stated in the affidavit Hed therewith, the High Court may
be pleased fo issue an appropriate Wit or order or direction more particularly
in the nature af 'Writ of Mandamus' declaring the actlon of he Respondents
mare particularly the action of Raspandent Nog herein in issuing proceedings
vide B A No TO86/SS60/B/21/YDAIZ021 {e-office-299800) dated 06.07 2024
keeping the Bullding permission qrar nied to the R aspondent No.3 in abeyance
and further directing the Respondent No.3 fo stop the work and not io proceed
with any further construction activify solely because of the civil disputes
pending befween the Respondent Nos.3& 4 as being iHegal, arbitrary, unjust,
violative of Principles of Natural Justice, violative of the provisions of the
Greater Hyderabad Municinal Corporation Act, 1985 and vinlative of Anicies

14. 24 and SOOA of the Constitution of India and Consequently set aside the


4x

nroceedings vide B.A.No. TQ8O/QaSWR/2T/YOAZORT (e-offies 299800) dated

my

08.07 2024 issued by the Ressandant No.2.

IA NO: 7 OF 2084:

Petition under Section JS? of CPC is filed praying [hat in the

cart of the petition, the Roogh

hd

circumstances stated in the affidayil fled in sung

G

Gourt may be pleased fo suspend the operation of proceedings vide
&.A.No. TO86/S800/B72 1 YY DAZ Te-ofine- 289800) dated OS OF 2084 issued
by Respondent Nog, Pending disposal of WE 17023 of 2024, on the Me of the
High Court. |

£4

Fre peition caming on for Nearing, uoon perusing the Peliion and the

afiavil fied in support thereof oe the order of the oe Court alee
F302, 2025, FUNS ZOS8, 16.08. 2025, OS O8. 2oS5 & 20.12.2025 made hersin
and upon hearing the arguments of SREKALEPU YASHWANTH, Advocate
for the Petiioner and of GP MUNCIPAL AQMN SNO URBAN DEV AP for the
Respondent Net ard of SRI OS DILEEP KUMAR Acivocate for the
Respondent Nog and of SRI SRINIVAS RAG BODDULURE Advocate far the
Resgoandent Nas.3 & 4.

WRIT PETITION NO: TF 184 OF 2028

Setween: ~

Smit. Mullagudi Anasuya, Wo. Mullapucl Venkata Rao, Aged about 80

1
as

og
st x
Ut

ears, Rig. Door No. 2-20 Ward, Near Cinemehali Center,

ete

Jangar eddygudem Mandal am, Lakkaveram, West Godavar District,
Andhra Pradeshs-534454.
Petitioner

of AB Rep. by Hs RriSeoy, Department of Revenus,

core
wed
_
%
tA
Panel
os3
aaa
2B

Secretanal, Velagapudi, Amoravali, Guntur Oistrc

2. ihe Dastict Coflectar of Visakhapatl nam, Visakhbanainam.


ay

The Tahsidar, Visakhapatnam Rural, Visakhapatnam

ins

4. Mis. Hayagreeva Farms and Developers, Door. No.G-20-20/1,
Fiat No. 802, 4th Floor, Sukshetra ~ East Point, hast Point Colony,
Visakhapainam- Sa0017. Rep by its Managing Partner
oS. The Greater Vishakhapainam Municipal Corporation, Vishakhapainarn
by fis Commissioner. |
Respondents

Fetiian under Article 226 of the Constifutian of India praying that in the
circumstances sisted in the affidayif fled therewith, the High Court may be
nleased fo issue an appropriate Writ or order or direction more particularly in
the nature of Writ of Mandamus declaring the action of the Respondents mare
particularly the action of 2° Respondent herein In issuing proceedings vice
RoNo. 3037/200G/E2, DL10.038.2025 by which the Respondents are seeking fo
resume the land admeasuring an extent of Ac. 12.91 Cents in Sy No.G2/3 of
Yendada Vilage, Vishakhapatnam Rural Mahdal, Visakhapatharh District
particularly the land in Plot No. 15 admeasuring 382 Sq.yds as being illegal,
arbitrary, unfust, without jurisdiction, violative of Frinciples of Natural Justice,
Violative of the provisions of the Transfer of Property Act. 1851, Contrary to ihe
Order DOL 19.12.2017 of this Honblé Court in W.P Nas. 36415 of 2014 & 26853
of 2015, and vwolative of Ariicies 14. 27 and 3004 of the Canstitution of India
Consequently, set aside the more and proceedings vide proceedings vide
Ro.No S037 /2000/E2, Bt10.03.2025 issued by the Respandent No.2.
IA NO: 7 OF 2028

Petition under Section 1517 GPC is fled praying that in the

clroummstances stated in the grounds filed in support of the petition, the
High Court may be pleased to suspend the operation of proceedings vide
Ro. No 3037 /2008/E2, Dt 10.03.2025 issued by 2° Respondent, more
particularly fo an extent of the land in Plot No.15 admeasuring 388 Sq yds,
Panding disposal of WP 17194 of 2025, on the file of the High Court.

iA NO: 2 OF 2025



Petition under Section 191 CPC is fled praying that in the
circumstances stated in the grounds filed in support of the pelition, the
High Court may be pleased to direct ihe respondents to permit the Pelitoner
fo continue with the Constructien being unsiertaken in the plot owned by
Patiioner in land admeasuring an extent of Ac. 12.51 Cents in Sy. No 8k of
Yendada Vilage, Vishakh ae Rural Mandal, Vishakhanainan: District,
Pending disnasal of WP T7194 o 2025, on the fle of the High Court.

The peffion coming on for hearing, upon perusing the Pelltien and the
affidavit fled in support thereof and the order af the High Court order dated
44.07.2028 & 20.12.2025 made herein and upon hearing Ins argu mens of Sri
Jayvall Sarath Chandra, Advocate for the Feitioner, GP for Ravenue for the
Respondent Nos.1 to 3, Sri A.S.C Bose, Standing Counsel for the Respondent
WRIT PETITION NO: 19744 OF 2024
hetween:

oh

Vallabhaneni Satyanarayana, s'o Subba Rao, Aged about 69 years, Rio Doar

waa

Bec)

No 4133, Korumaridi, Nidadavelu, West Gedavarl-S04308,

Potttioner

AND
4. The State of AP. Rep by its FriSecy.Depariment of MA& UD,
Secretariat Velagapuci, Amaravall, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapainam,
Rep by ts Commissioner.

Py

M/s. Hayagreeva Farms and Developers, DoorNo.6-20-20/%,

%

92

tong

Flat No.S03, 4"Flear, Sukshetra East Paoimt, East Point Colany,

4. Ch. Jagadeeswarudu, Sfo Rama Rao, Aged about 84 years, Occ.
Business, Rio O.No.2-345/1, Krishna Poulfrles, Old Dairy Farm, Adarsh
Nagar, Visakhasainam.

Respondents


%

Pafition under Article 228 of the Constitution of India is fled praying that
in the circumstances stated in the affidavit Hed therewith, the High Court may
be pleased fo issue an appropriate Writ or order or direction more particularly
in the nature of 'Writ of Mandamus' declaring the action of the Ressondents
more particularly the action of Respondent No. herein in issuing proceedings
vide B A No 1086/9968 OBIZTYDA/202 1 ie-ofice-299800) dated 06.07 20e4
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not in proceex
with any further construction activity solely because of ihe civ disputes
pending belween the Respondent No.3 and Respondent No.4 as being egal,
arivirary, unfust, violative of Principles of Natural Justice, violative of the
provisions of the Greater Hyderabad Municipal Corporation Act, 1955 ane

igiative of Articles 14, 21 and 3004 of the Constitution of India and
consequent set aside the proceedings vide
BLA.No. 1086/3880/B/2 /YDA/2021 (e-office-22980Q0) dated 06.07 2024 issusc
by the Respondent Noe

IANO: 1 OF 2084: |
Pelion under Section 151 of CPC is filed praying thet in the

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

Coun may be pleased fo suspend the operation of praceedings vide
B.A.No. 1086/Q980/B/2 V/YDAI202 He-office-289800) dated 08.07 2024 issued
by Respondent No.2, Pending di sposal OP WP 19f44 of 2024, on the He of the
Nigh Court,

The petifion coming on for hearing, upon perusing the Petition and the
affidavit fled In support thereof and the earlier Order of the High Court
dh.25.77. 2024, 12.12 2084, O2.04 2025, 09.01.2025, 24.01.2028, 06.02 2025,
WS.02. 2085, 19.02.2025, 16.03.2025, 09.08.2028 & 20.12.2025 made herein
and upon hearing the arguments of SRI KALEPU YASHWANTH, Advocate for
the Petitioner and of GP MUNCIPAL ADMN AND URBAN DEV AP for the


Respondent No.} and of SRE J ILEEP KUMAR, Standing Counsel! for the
Respondent No.s

WRIT PETITION NO: 19748 OF 2024

Hehwean:

Bite Narasingaraa, Sfo Pile Bangarayya, Aged about 63 years Rio Door No

500. PM Palem, Chandramoaiem, Pothinamallayapaiem, Visakhapatnan-

Petitioner

4. The State of AP, Rap. by its OEE of MAS UD,

Secretariat Velagapudi, Amaraval ntur Dis

2. The Greater Visakhapainam vranicina Carporafion, Vishakhapainam,
Rep by its Commissioner.

3. WesHayagreeva Farms and Developers, Door No.6-20-20/1,
Flat No.502, 4Floor, Sukshetra East Point, East Point Colony,

Visakhapainam- 530017. Rep by iis Managing Pariner

4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about O¢ years, Occ.

Susiness. Rio O.No.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam,
Respondents
Petition under Ariicie 226 of the Consiitulion of India is fled praying that
in the circumstances slated in the ath idavit fied therewith, the High Court ray
be pleased to issue an appropriate Writ or order or direction more partic ularly
in the nature of Writ of Mandamus' declaring action of the Respondents
more particuerly the action of Respondent No.2 herein in issuing nraceedings
vide B A No 1OS6/Q9S0/E/2 I YDARO21 (e-olfice- 209800) daled 08.07 2024
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respoandent No.3 to step the work and not fo pracead
with any further construction acfivily solely because of the civil CISHUISS
pending between the Respondent No.3 anc Respondent No.4 as being | Hegal,

Pi

arblirary, unjust, viclative of Princig es of Natural Justice, violative of the


nrovisians of the Greater Hyderabad Municipal Corporation Act, 1955 and
violative of Articles i4, 21 and 300A of the Constitufion of India and
Consequenty = sel aside the proceedings wide
BUA.No. (O86/S950/R/2 YY DA202 1 (e-0F ice- 299800) dated O6.07 2024 issued
by the Respondent No.2.
IANO: 1 OF 2024:

Petiion under Seciion 151i of CPC is fled praying that in the

circumstances stated in the affidavit led in support of the petition, the High
Coun may be pleased fo suspend the operation of proceedings vice
BLANo 1 OBS/S880/B/2 1/Y DAI 08 1 (e-office- 288800) dated 05.07 2024 issued
ay Respondent No.2, Pending disposal of WP 19745 of 2024, on the file of the
High Court.

The petition coming on for hearing, upon perusing the Petition and the
affidavit fled in support thereof and the order of the High Court dated
28.77. 2024, 12.72. 2024, 03.01.2025, 08.07.2085, 24.07.2085, 06.02 2025,
44,02.2025, 19.02.2025, 18.03.2028, 09.08.2028 & 20.12.2025 made herein
and upon hearing the arguments of Ms. Kalepu Yashwanth, Advocate for the
Petitioner and of GP MUNCIPAL ADMN AND URBAN DEV AP for the
Respondenf No.? and af SRI LDILEEP KUMAR, Advocate for the
Respondent Nag and of SRI SRINIVAS RAO BODDULURI, Advocate for the
Respondent Nos.3 & 4.

WRIT PETITION NO: 18746 OF 2024
Rehween:

Abbina Hanumantha Rao, Sfo Abbina Subba Rao, Aged about 64 years Rio
Door No.2146, Near Water Tank, Sangayagudem, Devarapalll Mandal West
Godavan-$34312. | :
Petitioner

AND
1. The State of AP. Rep. by iis PriSecy Depariment of MA& UD,

Secretarial Velagapucdi, Amaravall, Guntur District.


tes

é. The Greater Visakhapatnam Municipal Corporation, Vishakhanainam,
Rep by is Comsmussioner.

3. Mis. Hayagreeva Farms and Developers, Door No.G-d0-20/\

eee
wwtalts

Flat.No.s02, 4° Floor, Sukshetra East Point, East Point Colony,
Visakhapainam- S8a0017 Rep by ts Managing Partner.

4, Ch, Ja gadeeswaruchs, Sia Rama Rao, Aged about 84 years, Gee.
Business. Ro O.No.2-349/1, Krishna Poultnes, Old Dairy Farm, Adarsh
Nager, Visakhapainam.

. Respondents

Fatition under Article 226 of the Canstiution of india is fled praying that

in the clrcumstances stated in the affidavit fled therewith, ihe High Courl may
be pleased {o issue an anpropriate Writ ar order or direction more particularly
in the nature of Writ of Mandamus' declaring the action of Ihe Respondents
more garticularly the action of Respondent No herein in issuing prc ceedings
vide B A No (O86/S98Q/R 2 YDAI208 1 (-office-299800) dated 06.07 20¢4
KeSONng the Building permission granied io ihe Respondent No. in abeyancs
and further directing the Respandant No.3 fo sinp the work and nof to proceed
wih any fucther construction activily solely because of the civil disputes
pending between the Respondent No.9 and Respondent No.4 as being legal,
arbitrary, unjust, violative of Principles of Natural Justice, violative of the
provisions of the Greater Hyderabad Municipal Corporation Act, 1969 and
vinlative of Ariiclas i4, 21 and 300A of the Consfitufion of india and
Gansequenily sel aside the proceedings vide
8 A No TOSeSaeq/Be /YDASO2 1 (e-office- 299800) dated 06.07 2024 issued

by the Respondent No.2.

IANO: TOF 2024:
Patiion under Section 7151 of OPC is filed oraying that in the

clrournatances stated in the affidavl Med in support of the penton. the High
Court may be pleased to suspend the operation of proceedings wde

z

BANG. TO86/S8e0/ Rie YOARL Jet -ffice-SOO8O0) dated O6.07 S024 issued


Lhe
st

by Respondent Nog, Pending disposal of WP 19746 of 2024, on the file of the

High Court,

The getlion caming on for hearing, upean perusing the Petition and the
atidavit fled im support thereof and fhe order of the High Court dated
28.11.2024, 12.12.2084, 03.01.2025, 09.04.2025, 24.07.2025, 06.02.2025,
W302 2025, Oe 2025, 18.08.2025, 09.05.2025 & 20.12. 2025 made herein
and upon hearing the arguments of Sn Kalepu Yashwanth, Advocals,
Advocate for the Petitioner and of OF MUNGIPAL ADMN AND URBAN DEV
AP for the Respondent No.} and of Sri J Ddeep Kumar, Standing Counsel for
the Respondent No.g and of Srl Bodslulurl Srinivas Rao, Advocate for the
Resgondent Nos.2 & 4.

WRIT PETITION NO: 19781 OF 2024
Setween:

Vallabhani Bujlraju, S/o Subbanna, Aged about 72 years RYo H.No 5: 38,
Vedulakunia, Gopalguram Mandal, West Godavarl-534315.
Petitioner

AND
1. The Slate of AP. Rep. by te PriGecy Department of MA& UD,

secretanal Velagapudi, Amaravati, Guriur District.

2. The Greafer Visakhapatnam Municipal Corporation, Vishakhapainam,
Rep by is Commissioner.
&. Mis Nayagreeva Farms: and Developers, Door No.6-20-20,

Flat.No.S02, 4°Fioor, Sukshetra East Point, East Point Colony,
Visakhapainam- 530017. Rep by its Managing Pariner

4. Ch. Jagadeeswarudu, S/o Rama Raa, Aged about 84 years, Gee.
Business. Rio D.No 2-349), Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.

Raspondants


.

Ny

Petition under Article 226 of the Constitution of india is Hled praying that

%,

in ihe ciroumstances stated in the affidavit fled therewith, the High Court may
be Peased fo issue an appropriate Writ or order or direction more particularly
in the nature of Wit of Mandamus' declaring the action of the Ragpandenis
more particularly the action of Respandent No.2 herein in issuing proceed 'os
vide BA No. 108s/S9d0/R/2 /YDAZ02 1 (e-ofice- 259800

keecing the Buliding germnission granted to the Respondent No.3 in abeyance

Hy

Bw. . O8 OF 3s
dated 05.07 2024

snee?

and further directing the Respondent No.3 fo stop the work and mot to proces

with any further construction activiy solely because of the civil dispuies

an

pending between the Respondent No. and Resp pandent No.4 as being fegal,

arbitrary, unjust, violative of Principfes of Natural Justice, violative af the

orovisions of the Greater Hyderabad Municinal Corporation Act, {958 and

werlative of Articles 94, 2{ and SOOA of the Constitutian of India and

f, af,
Pal

BLANo TO8e/SSnny bye Ty DAVES 7 €
by the Respandent No.2.

fe-ofice 289800} dated OS OF 2024 issued

JA NO 7 TOF 2028:

Fetiion under Section 157 of CPO is filed praying that in the

circumeiances stated in the affidavit fled In support of the petition, the High
Coun may be pleased fo suspend the operation of prooceedirigs wide
BLA.No. 1086/2880/B/2 PYDA208 {(e-office- 209800) dated 05.07 2024 issued
by Respondent No.2, Pending disposal of WP 19751 of 2024, on the file of the

High Court,

work

The petition coming on for hearing, upon perusing the Petition and the
affidavit fied In support therenf and the earlier Order of ihe High Court
43,02 2025, 19.02 S025, 16.03. 8025, O9.05.c025 & 20.12. 3025 made herein

d upon hearing the arguments of SRI RALERU YASHWANTH, Advocate for

the Pedtioner and of GP MUNCISAL ADMN AND URSAN DEV AP for the


th
ae

Respondent Net and of SRI JDILEEP KUMAR, Advocate for the
Respondent No.2 and of SRI SODOULUR] SRINIVAS RAO, Advocate for the
Respondent Nos.o & 4.

WRIT PETITION NO: 19782 OF 2024
Between:

Gadde Lakshmana Rao, S/o & Rariachancdra Rao, Aged about 80 yaars Rio
Door No 1247, GaddeVari Street, ullayagudem, Ganapavaram Mandal, West
Distichbadda ?.
Petitioner
AND
The State of A.P., Rep. by is PriSecy.Depariment of MA& UD,

Seeretarial Velagaoudl, Ameravali, Guniur District.

vo

2. The Greater Visakhapainam Municipal Corporation, Vishakhapatnarm,
Rep by lis Gammissioner,

¥

Wis.Hayeareeva Farms and Developers, ODoorNo.d-20-20/1,

fad

FlatNo.502, 4Fioar, Suishets East Point, East Point Colony,

Visakhapatinarm- 530017 Rap by is Managing Pariner. |

4. Ch, Jagadeeswarudu, § So Rama Rao, Aged aboul 64 years, Occ.

Business. Rio D.Ne.2-340/1, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.

Respondents

Patiiion under Ariicie 226 of the Cornstitulion of India is fled praying that

in the circumstances stated in the affidavit fled iherewith, the Court may

be pleased to issue an anpropriate Writ or order or clrection more particularly

in the nature of Writ of Mandamus' declaring the action of the Respondents

Fy

mare particularly the action of Respondent No.¢ herein in issuing proceedings
vide B UA No. TQ86/Q880/Bi21/YDAS021 (e-ofice-299800) dated 08.07 2024
Xeeping the Bullding permission granted to the Responcient No.2 in abeyance
and further directing the Respondent No.3 to stop the work and nol io proceed

wilh any further construction activity solely because of the civil disputes


%.
3

kes

=}

KS

sending bebvesn if

violative of Ar

ay

fng ted

ee t%

ore o
pea

Ley ge
'A i. --

A Coo aa
& :

GF
nan 4 e4

"ees 'Bron

"7 ie
Ge gay wo
Bo es

os ae

(eee, aieed

fod 3

Pog

oe ©
"et ee wa

:
en
ot

:
Xe

t

{OF 2024

a
x

5
he Respondent Nod.

IA NG

Gunsequen

byt

xy
WwW
=

Rant y

2 Petition and f
aoe)

A

3

Bs
"eS

e Ne of {he

_ Petiiionsr

06.024

3
os
s
.

Savy

pty

4

af 20

"
ae

VSO28, 24
Mm KALEPL YASHWANTH, Achrocate for

ihe Peliinner and of GF MUNCIPAL ADMN AND URBAN

Respondent No.1 and of SRI JDE

RS

AND

Ss
"

OF

&

wy the af
49783 OF eued

3
By
x

§
g

>

Se

>

ydant No,

High Court,

y
3
g

°
s

>
g

The petiien coming an for heark

wt may

ES

x

rounistar

ey
Ne

O28. 14.2084, 12.12.2002
Raspandent No.2.

WRIT PETITION NO
Botween

Gadde Murisware

and Ua

~
CO

Re


{. The State of AP. Rep. by Hs PriSecy Department of MAS UD,
secretariat Velagapudi, Amaravati, Guntur District.
2. The Greater Visakhapainam Municipal Corporation, Vishakhapatnam,

Reo by iis Comrssioner.

Mis. Hayagreeva Farme .-and Developers, Door. No.G-20-20/1,
Flat No.502, 4°Floor, Sukshefra East Point, East Point Colony,
Visakhapainam- 530017 Ren by is Managing Partner.

4 Ch. Jegadeeswarudu, S/o Rama Rao, Aged about &¢ years, Occ.
Business. Rfo D.No.2-349/1, Sishna Poulfries, Oid Dairy Farm, Adarsh
Nagar, Visakhapatnam. :

Respondents

Petition under Anicie 226 of the Constitution of Indic is fied praying that

in the circumstances stated in the affidavit fled therewith, the High Court rnay
be pleased io issue an agpranriate Writ or order or direction more particularly
in the mature of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.¢ herein in issuing proceedings
vide BA No. 1086/S8D0/B/2 V/YDAR021 (e-office-299800) dated 06.07 2024
keeping the Building permission granied fo the Respondent No.3 in abeyance
and further directing the Respandent No.3 to stop the work and not fo proceed
WR any further canstruction activity solely because of the civil disputes
pending between the Respondent No.3 and Respondent No.4 as being egal,
arbitrary, unjust, violative of Principles of Natural Justice, violative of the
grovisions of the Greater Hyderabad Municipal Corporation Act, 1985 and
wolatve of Articies d4, 21 and SOOA of the Constitution of india and
Consequently sef aside the sroceadings vide B.A No. 1O86/3980/R/21
AYDASO2) fe-office-2890800) dated 06.07. 2024 issued by the Respondent

No.

IANO: 1 OF 2024:

Fetiion under Section TSi of CPC is fled praying that in the

crourstances Steted in the alfidavi fled in suppert of the petition, fhe High


Court may be pleased fo suspend the operation of proceedings vide
SANG TO88/S98 OBZ UY RAROS Te office-299800) dated 08.07.2024 issued
by Respondent Nog, Fencing ci isposal ofr 19753 af 2024, an the fle of the

eet

The pelitian coming on for he rng, "pon perusing the Petition and the

Bw

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

SS.t1 2084, 12.12 2024, 03.01.2028, OS 07 2oS5, AON eee, GOS 2025,
13.02. 8008 19.02.8025, 18 G8. 2088, 08.05.9088 & 26.49.2025 made herein

and upon hearing the arqumients af Ms.halenu Yashwanth, Advocate for the
EER RUMAR, Stancing Counsel for the

Respondent No.t and of SRI J

Pa

Respondent No.2

WRIT PETITION NO: 19788 OF 2024
Hehweean:
Achania Venkateswar Rao, Sfo A Satyanarayana, Aged about 62 year

oh
onan

Door Ne S17, Sangayaqudem, Deverapalll Mandal, West Godavarl-S34aig,
. Petitioner

ANB
{. The State of AP. Rep. By Hs Frisecy Depariment of MAS UD,
Secretarial, Velagapucl, Amaravali, Guntur District.
*. The Greater Visakhapatnam Municipal Cornoration, Vishakhanainam,

Rep by is Commissioner.

3. We. Nayagreeva Farms and  Develoners, Door NoG-20-20)),

Elat No. sug. 4° Einar, Sukshefra East Point, East Point Colony,
Visakhapainan. 530017. Rep by tis Managing Farner

4 Ch. dagacseswaruc i, Sfp Rame Ras, Aged about S64 years, Onc.

Business, Rio D.Nos-49/1, Krishna Pouties, Old Dalry Farm, Adarsh

Nagar, Visakhapainam.


. RBSHGNGeRES
Petition under Article 226 of the Consiitutian of india is fled praying that
in the circurnstances stated in the affidavit filed therewith, the High Gourt may
be deased to iasue an apprapriate Writ or order or direction more particularly
in the nature of Writ of Mandamus' declaring the action of Ihe Respandenis
more particularly the action of Respondent No.2 herein in issuing proceedings
vide BUA No. 1088/9960/R/Z 1/YDA/2021 fa-office- 299800) dated O6.O7 2024
keeping ihe Building permission granted fo the Respondent No.3 in abeyance
and further directing the Respondent No.3 fo siop the work and not io procesd
with any further construction activiiy salely because of the cll disputes
pending between the Respondent Nos.38 4 as being Hegal, arbitrary, unjust,
violative of Pnnciples of Natural Justice, vialative of the provisions af the
Greater Hyderabad Municipal Corporation Act, 1955 and violative of Articies
¥4, 27 and QQGA of the Canstitulion of India and Consequently set aside the
proceedings vide B_ANo TOSB/S9SO/B/2 T/YDAR0S1 (e-office-299800} dated
06.07 2024 issued by the Respondant No.2.

IANO: TOF 2624:

Petition under Section 784: of CPC is fled praying that in the
creumstances stated In the affidavit filed In support of the petition, the High
Court may be pleased fo suspend the operation of orocesdings vide
BLA.No. TOBE Q98O/ Bie TY DA/208 1(e-office- 298800) daled QG.07 2024 issued
by Respondent No.2, Pending disposal of WP 19755 of 2024, on the Hie of the

a

Migh Gourt.

Tre peltion coming on for hearing, upon perusing the Peliion and the
alidavit Med in support thereaf and fhe order of the High Court dated
S86. 21.2024, 12.72.2024, 09.01 2025, 09.01.2025, 24.07.2028, 08.02.2085,
and upon hearing the arguments of SRI RALEPU YASHWANTH, Advocate for
the Petitioner anc of GP MUNCIPAL ADMN AND URBAN DEV AP for the


4

Respondent No.t and of SRE J.DILEES KUMAR, Advocate for the
Respondent No.2 and of SRI SRINIVAS RAO BODDULURI, Advocate for the
Respondent Nos.o & 4.

Botween:
Golla Mohan Rac, S/o Goila Subbarayudu, Aged about 81 years Rio Doar No
(307, Plot no 44, Kallasagir] road. Cooperative Layoul, Vieglakshi Nagar,
Visakhanainan-S30042.
Petitioner
AND

4. The State of AP. Rep. by Hs Pr.Sery Deparment of MA& UD,

ae

Secretarial Velagapudl, Amaravall, Guntur District.

3. The Greater Visekhanpainan: Municinal Corporation, Vishakhanainam,
Reo by ts Commissioner
Mis Hayagreeva Farms. and Developers, Doar. No 8-20-2074,
Flat No.sde@, 4"Fioor, Sukshetra East Point, East Point Colony;
Visakhapainam- S007). Rep by ts Managing Partner

4 Ch. Jagadeeswarudu, Sfo Rama Rao, Aged about G4 years, Qee.
Rusiness. Rio D.No 2-340/1, Krishna Poullries, Old Dairy Farm, Adarsh
Nagar, Visakhapainam.

Respondents

en

Petition under Anicie $26 of fhe Constitution of India is fied praying that

in the circumstances stated in the affidavit fled therewith, the High Court may
be pleased to issue an appropriate Writ or order ar direction more partict larly
in fhe nature of Wit of Mandamus' declaring the action of the Respondents
more particularly the action of Respandent No.2 herein in issuing ro sroceedings

»

keeping the Building permission granted to the Respondent No.8 in abeyance
ey

and further directing ihe Respondent Nod to stop the work ancl nol io proceed

with any further cansiruction activity sdlely because of ihe chAL dismiuses


pending between the Respondent No.d and Respondent No.4 as being Hegal,
arbitrary, unjust, violative of Principles of Natural Justice, violative of the
nravisions of the Greater Hyderabad Municipal Corporation Act, 7955 and
violative of Arficies 14, 21 and B00A of the Constiiutien af india and
Consequently set aside {he proceedings vide
B.A.No, 1086/G080/B/2 TY DA/2021 (e-office- 209800) dated 06.07.2024 issued
by the Respondent No.2.

iA NO: 7 OF 2024:
Pelion under Section 151. of CRC is fled praying that in the

clrournstances sisted in the affidavit fled in support of the petition, the Nigh
Court may be pleased fo suspend the operation of preceedings vide
B.A No, 1086/3960/B/Z 1/YDA/202 t(e-office e-2909500) dated 06.07 2024 issued
by Respondent No.2, Pending disposal of WP 19756 of 2024, on the file of the
High Court.

The petition coming on for hearing, upon perusing the Petition anc the
afidavit fled In suport thercof and the order of the High Court dated
2s.i120e4, P2728 2084, 03.07.2025, 08.07.2025, 24.07 2025, 06.02.2025,
13.02.2025, 19.02.2025, 18.05.2028, 09.05.2025 & 20.12. 2025 rade herein
and upon hearing the argquinants of SRI KALEPU YASHWANTH, Advocate for
the Petitioner and of GR MUNCIPAL ADMN AND ORBAN DEV AP for the
Respondent No.l and of SRI JOILEEP KUMAR, Advocate for the
Respondent No.¢ and of SRI BODOGULURI SRINIVAS RAO, Advocate for the
Respandant Nos. & 4.

WRIT PETITION NO: 787867 OF 2024
Between:

Gadde Someswara Rac, Si o&% Ramachandra Rao, Aged about B8 years, H/o

Dow No 1247, Gadde Vari Street, Bullayagudem, Ganapavaram Mandal,
West Godavart Disinet- 834447.


Ot

Petitioner
AND
{. The State of AP. Rep. by iis PriSesy. Department of MA& UD,
Secretarial Velagapudi, Amaravall, Guntur District.
2. The Greater Visakhapainam Municipal Corporation, Vishakhapainam,

Rep by is Commissioner.

tse

Ms. Hayagreeva Farms and Developers, Dao No. 6-20-20) .
Kiet Ne. 508, 4°Floor, Sukshalra East Poini, East Point Colony,
Visakhapainan- SS0017, Rep by itis Managing Pariner
4.0. Jagadeeswaruch. Sia Rama Raa, Aged about 64 years, Oce.
Rusiness. Gfo O.No.2-849)1, Krishna Pouttries, Old Dairy Farm, Adars sh
Nagar, Visakhapatnam |

Respondents

Fas

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

RY ahs,

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

os

be pleased fo Issue an appropriate Writ or order or direction more partinwarly
in the nature of Wnt of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in ISSUING proceedings
vide B A No JOSeGcsa ne Ty yDA20e 1 (s-office-299800) daled Q6.07 2084
keeping the Building permission granted * io the Respondent No.d in abeyance
and further directing the Respondent No.3 to stop ihe work and not fe proceed
with any further construction activity solely because of the civi aispules
pending between the Respondent No.3 and Respondent No.4 as being Heal,
arbitrary, unjust, violative of Principles of Nelural Justice, vielaive of ihe
provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and

alative of Articles 74, 27 and SGQA of the Constitution of india and
B.ANow4 526/79601B02. NDAZO21 fe-office 209800) dated 06.07 2024 issuse

by the Respondent No.2,


iA NO: 1 OF 2084: .
Petition under Section 181 of CPC is fled praying frat in the

circumstances stated in the affidavit fled in support of the petition, the High
Gaunt may oe pleased fo suspend the operation of proeceedings wide
B.A.No. 1086/S880/Bi2 TY DA/202 T(e-office-290800) dated 05.07 2024 issued
by Respondent No.2, Pending disposal of WP 19787 of 2024, on the file of the

The pelican coming on for hearing, upon perusing the Felifian and the
atidavit fiec In support thereof and the order of the High Court dated
SB. 947.2024, 12.72.2024, 03.07. 2085, 08.07.2085, 24.07.2085, 06.02 2025,
TSOR 2025, 102 20E5, 16.03.2025, 09 05 2025 & 20.12. 2025 made herein
and upon hearing the arguments of Sri Kalepu Yashwanth, Advocate for the
Petitioner and of GP MUNCIPAL ADMN AND URBAN DEV AP for the
Respandent Not and of SRI JLOILEERP KUMAR, Advocate for the
Respondent No.2. os :

WRIT PETITION NO: 19798 OF 3024
Retween:

Lakamsan! Krishmavers, Wio Chakradhara Ran, Aged about 71 years Rio

Door No 8492, Sri Satya Sai Nivas Old CBI Down, Visakhapainam-Sa0 047.
Petitioner
AND |
{. The State of AF. Rep. by fs PriSecy Department of MAX inn
Secretarial, Velaganudi, Armaravati, Guntur UNstrict.
2 The Greater Visakhapainam "Municipal Corporation, Vishakhapainam,

Reo by is Commissioner.

Mis Hayagreeva Farms and Developers, Door.No.6-20-80/),
Fiat No.50e, 4° Finer, Sukshetra East Point, East Paint Colony,

Visakhapatnam 530017. Rep by ts Managing Partner


'a

4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about O¢ years, Occ.
Business. Rig O.No.d-cdavt, Krishna Pauliries, Old Garry Farrn, Adarsh
Nagar, Visakhapatnam.

Respondents

Petition uncer Aricle 226 of the Corstiution of india is fled oraying that

3

in the clroumstances sieted in the att lavit Ned therewith, the High Court may

be pleased io issue an agorooriate Wt or order or direction more particularly
in fhe nature of 'Writ of Mandamus' declaring the action of the Resmancdenis
more particularly ihe action of Respancdent No. herein in issuing proceedings
vide BUA No TO8a/SS60/R/2 UYTIAR 021 (e-olfice- 299800) dated O47 2026
keeping the Bulding permission granted fo the Respondent No.3 in abeyance
and further directing tha Respondent No.3 fo stop the work and not io proceed
with any further construction acthdfy solely because of the chil disputes
pending beiween the Respondent No.3 and Respondent No.4 as being Megal,
arhtirary, unjust, violative of Principles of Natural Justice, Wolative of the

x

provisions of the Greater Nycerabad Municipal Gorsoratio: Act, 1955 and

x

vindative of Articles %4, 2) and SOOA of the Constiition af india and

Cansequemly set  askie the proceedings vide BA No TOSh!

S880 BF PY DAISO21 (p-office-299800) dated O6G.O7 2084 issued by the

Respondent No.2.

IA NG: 1 OF 2088:

Pattian under Secfion TSd- af CRC is Hed praying that in

On,
tot

ceri

roumstances stated in the affidavif Med in support of the petition, the High

Caurt may be pleased to suspend the operation of proceedings vide

3
BLA.No. TO88/S880/Bi2 VY DAIZOS He-ofice- 2ou800) dated O6.OF 2024 issued

by Respondent No.2, Pending disposal of WP 19788 of S024, on the fle of the

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

AS


oe,
nee

28.17.2084, 12.12.2024, 03.01.2085, 09.01.2025, 24.01.2085, 06.02.2028,
13.02.2025, 18.02.2025, 18.03.2025, 09.08.2025 & 20.12.2025 made herein
and upon hearing the arguments of SRI KALEPU YASHWANTH, Acvacate
for the Petitioner and of GP MUNCIPAL ADMN AND URBAN DEY AP Jor the
espondent No.t and of SRI JDILEEP KUMAR, Acvorate for the
Respondent No.2 and af SRI SRINIVAS RAO BODDULURI, Advocate for the
Respondent Nos 3 & 4.

wd

WRIT PETITION NO: 19804 OF 2024
Matwean:

iedala Nerayana Rao, Sio E. Verraju, Aged about 67 years, Rio. Door No.
21371, Munisibu Gari Veechi, Katheru, East Godavari - 533708.
| . Petitioner
"AND

t. The Stafe of AP, Rep. by Hs PriSecy Department of MA & UD,

secretariat, Velagapuci, Amaravall, Guntur District.

*. The Greater Visakhapatnam Municipal Corporation, Vishakhapainam,

Reo by iis Cormmissioner,

3. Mis. Hayagreeva Farms and Developers, DoorNo.6-20-0/1,
FlatNo.s08, 4"Floor, Sukshetra East Point, East Paint Colony,
Visakhapainam- 830017 Rep by is Managing Pariner.

4. (nh. Jagedesswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Business. Rfo 0.No.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnan.

» @aspondents

Patition under Ariicie 226 of the Constitution of india is fled praying that

in the circumstances stated in the affidavil fied therewith, the High Court may
be pleased in issue an appropriate Writ or order or direction more particularly
in) the nature of Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing procesdings

vide BA No 1086/3900/B/21/YDAIS021 G-office-299800) dated 06.07 2084


keeping the Buliding permission granted fo the Respondent No in abeyance

ep

nd further directing the Respondent No.3 to sing the work and not io pracead

with any further corefruction activity solely because of the chil dispute

@

panding between the Respondent No.3 and Respondent No.4 as being egal,
ariitvary, unlusl, violative of Principles of Natural Justice, vidlalive of the
mravisions of the Greater Hyderabad Municipal Corporation Act, 1955 and

inlative of Articles 14, @1 and S0QA of the Constitution of India and
Gorsequenty set aside the proceedings vide
BLA. No TOSGSO8Q/B/S YY DARO2 1 (e-offine- 299800) dated O6_07 2024 issued

hy the Respondent No.2

1A NO: 1 OF 20284:

Patiion under Section 187 of CPC is filed praying thet in ine

x

figc WP SupN port of the setlion, fhe High

clraumstiances stated in the affidavit
Cowt may be pleased to suspend the operation of proceedings vide
BL A.No TORG/SS8 OBS TY DAS {fe-office- 299800} dated O6.07 2624 issued
by Respondent No.3, Pencing disposal of WP 19801 of 2024, an the file of the

High Court.

regen
B
oe.
Varad
foe,
ced
oo
salt
tua
pen,
vote
me
toh
cote
@

The peftion coming an for hearing, upon: perusing the P
affidavit fled in support thereof and the order of the -- Court dated
TS.02 2028, 19.02.2025, 18.05.2088, 09.08. 2088 & BQ 12.2025 made hergin
and upon hearing the arguments of SRE RALEPU YASHWANTH, Advocate for
the Petitioner and of GP MUNCIPAL AOMN AND URBAN DEV. AP for the
Respondent Nos and of SRE BODDULUR! SRINIVASA RAO, Advouais for

~

the Resnondent Nos.3 & 4,


WRIT PETITION NO: 19873 OF 2024

Between:

Alluri Rao Venkala, S/o Alluri Rathaiah, Aged about 72 years, R'o Door No
1230, Kornagndam, Buttayagudern, Ganapavaram Mandal, Weel Godavar-
Saad? 4.

Petitioner
AND
. The State of AP. Rep. by its PriSecy.Deparimeant of MA& UD,

Secretariat. Velagapudl. Amaravati, Gunlur District.

2. The Greater Visakhapatnam Municipal Corporation, Vishaknapainam,
Reo by iis Camriussioner.

3. Wis.Nayagreeva Farms and Developers, DoorNo8-20-20/4,
Fiat No. 502, 4°Floor, Sukshet ra East Point, East Point Ooiony,
Visakhapainam- 520017. Rep by is Managing Pariner

4. Ch. Jagadeeswarudu, Sia Rama Rao, Aged about G4 years, Qce.
Business. Rio O.No.2-348, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.

Ressondeants

RPatition under Article 226 of the Consiiufion of India is Hed oraying that

in the cirecumsiances stated in the affidavil led therewith, the High Court may
be pleased to issue an appropriate Writ or order or direction more pariicularly
in the nature of 'Whit of Mandamus' declaring the action of the Respondenis
more particularly the action of Respondent No.2 herein in issuing pracesdings
vide B A No. 1088/GOS0/B/F UY DAS021 (e-office- 290800) dated 08.07.2024
keeping the Building permission granted fo the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not io proceed
with any further construction activily solely because of the civil disputes
pending between the Respondent No.3 and Respondent No as being Hegal,
arbitrary, unjust, violative of Princigles of Natural Justice, violaiive of ihe
provisions of the Greater Hyderabad Municipal Corporation Aci, 1955 and

iative of Articies 14. 21 and SGDA of the Constitution af india and


Consequently set aside the proceadings vide

|

f

BLA. No TO88/SS8O/BZT/YDAZ02 1 fe-offies- 299800) dated 08.07 2024 issued

by the Respondent Naz.

IA NO: 1 OF 2088:

Petition under Section JS51 of APG is fied graying fhat in ine

ercumstances stated in the affidavit fled in supgort of the petition, the High
Court may be pleased io suspend the operation of proceedings vide
BLA. No. 1 O88/80S0/E/F TY DAG02 1 is-ofios-299800) dated OG OF 2024 issued
by Respondent No.2, Pending disposal af WP 19873 of 2024, an the Ne of the

The petition coming on for hearing, upon perusing the Petition and the
affidavit Med in support thereof and the arder of the High Court dated
38.44.9004 12.12.2084, O8.07. 2085, 09.04.2025, 24.01 2025, 06.02 2025,
49.02.9025, 19.028 2028, 18.08.2085, 09.05.2025 & 20.12.2025 made herein
and upen hearing the arguments of SRI KALEPU YASHWANTH, Advocate for
the Petifioner and of GP MUNCIPAL ADMN AND URBAN DEV AP for ihe
Respondent Not and of SRL J DILEEP KUMAR, Standing Counsel for the
Respandent No.2 and of SRI BORDULUR! SRINIVASA RAO, Advocate for

the Resnancent Nas S & 4.

WRIT PETITION NO: 19878 OF 2024

Between:

Achania Ramarao, Sfo Jagadesswararac, Aged about 72 years Rfo Door No
{

3748, Gandhi Nagaram, Yernagudern, West Godavan-294313.
Petitioner
AND
1. The State of Andhra Pradesh, Rep. by its Pri Secy Department of MA

and UD, Secretariat Velaganudi, Amaravall, Guntur District


b3

The Greater Visakhapatnam Municipal Corporation, Vishakhapaiiam,
Rep by ie Commissioner.

3. Mis.Hayagreeva Farms and (Chevelopers, Door.No.6-20-204,
Flat.No.s02, 4° Floor, Sukshelra East Point, East Point Colony,
Visakhapainan- 530017. Rep by its Managing Pariner

4. Ch. Jagadeeswarudu, Sfo Rama Rao, Aged aboul &4 years, Occ.
Business. Rio D.No.2-349/1, Krishna Poullries, Old Dairy Farm, Adarsh
Nagar, Visakhapainam.

Respondents
Petition under Article 228 of the Constitution of India is fled praying that
in the clrcumstanoes stated in the affidavit fled therewith, the High Court may
be pleased to issue an appropriate Writ or order or direction more particulary
in the nature of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing praceedings
vide B LA No TOSS/SQSQ/BYP TY DAS027 (e-office 299800) dated 00.07. 202
eeping the Buliding permissio on granted fo the Respondent No.3 in abeyance
and further directing the Respondent No .3 fo stop the work and not io
proceed with any further construction activity solely because of the civil
dispufes pending between the Respondent Noo and Respondent No< as
being Hegal, arbiirary, unjust, vidlative of Principles of Natural Justice,
vigiative of the provisions of the Greater Hyderabad Municipal Corporation
Act, 1955 and violative of Aniicles 14, 21 and 300A of the Gonsiltufion of India
and Consequenly set aside the proceedings vide
A.No LO88/S88Q/ BIS UY DARO21 (e-office- 298800) dated 06.07 2024 issu
by the Respondent No.2.

Bo

IA NOr TOF 2024:

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

clrcurnstances otated in the affidavit fled in support of the petition, the High

x

Court may be oleased to suspend the operation of ee vide BLA
No 1086/S900/8/2 TY DAS02 T(e-olfice- 399800) dated 06.07 2024 issued by

*y


Respondent No.2, Pending dispasal of WP TQ87S af 2024. an the fle of the

High Court,

The peiltian coming on for hearing, upan perusing the Petion and the
affidavit fled in support thereof and the order of the High Court dated
28.11.2084, 12.12.2084, OS.O1.8025, 08.01 S088, 24.01.2085, O8.02 208
T3.O2.2085, 19.02. 2028, '08.2008. ° O8.05 2025 & 20.12.2025 made here
and upon nearing the argumenis of KALEPU YASHWANTH, Advocate for the
Fettioner and of GP MUNCIPA L ADMN AND URBAN 0
Raspondent No.l are of SRE J DILEER KUMAR, Standing Counsel for the
Respondent No.2 and of SRI BODDULURI SRINIVASA RAO, Advocate for

the Respondent Nos.3 & 4.

om

Hs:

YoAP far the

;

o.

WRIT PETITION NG: 18950 OF 2084

Helwan:
Lanka Sri nivasa Rao, S/o Srirame fu, Aged about GS years, Rio Door No

213130, Saibaba Street, Dahagardens, Visakhapatnam-S30001.
Petitioner
i. The State of AR. Rep: oy fs Pr

Secretariat Velagapudl, Amaray ati, Guntur District.

Secy Deparment of MA& UD,

"Ps

wits

®. The Gresier Visakhapatnam Municinal Corporation, Vishakhapainam,
Rep by is Commissioner,

M/s. Nayagreeva Farms oand Developers,  OoorNo.g-20-20/4

Fiat No.50e, 4° Fleer, Sukshelra East Point, East Point Colony
Visakhapatnam. 530017. Rep by ts Managing Partner

4 Oh. Jagadeeawa aruda, Sfo Rama Rao, Aged about 64 years, Oee.
Business. Rig D.No 2340/1, Krishna Pouttries, Old Dairy Farm, Adarsh

Nagar, Visakhapatnam,

Respondents


Petition under Article 228 of the Constitution of India is fled praying thal
in the circumstances slated in the affidavit fled therewith, the High Gourl may
be pleased fo issue an appropriate Writ or order or direction more particularly
in the nature of 'Writ of Mandamus' declaring the action of the Respandenis
more particularly the action of Respondent No.2 herein in issuing proceedings
vide B A No 1086/398Q/B/Z1/YDA/2021 (e-office-299800) dated 06.07 2024
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent Nod fo stop the work and not to proceed
with any further construction activity salely because of the civil disputes
sending between the Respondent No.S and Respondent No.4 as being Negal,
arbitrary, unjust, violative of Principles of Natural Jusiice, violative of the
provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and
vidlative of Articles 14, 21 and 300A of the Constitution of India and
Cansequently set aside the proceedings vide
BA.No. 1086/S980/B/2 1/YDAI202 1 (e-office- 289800) dated 06.07 2024 issued
by the Respondent No.2. |

IANO: 1 OF 20284:

Petition under Secfion 151 of CPC is fled praying that in the

circurrstances stated in the affidavit fled in support of the petition, the High
Court may be pleased fo suspend the operation of proosedings vids
8.A.No. 1086/S980/Bi7 1 /YDA202 1(e-office-299800) dated 06.07 2024 issued
by Respondent No.2, Pending disposal of WP 19950 of 2024, on the file of the

High Gourt

The petiion coming on for hearing, upon perusing the Petition and the
aifidavit fled in support thereof and the order of the High Court datec
28412024, 12.12 2084, 03.01.2085, 08.04.2025, 24.07.2085, 08.02.2025.
{3.02 2085, 19.02.2025, 18.03.2085, 09.05.2025 & 20.12 2025 made herein
and upon hearing the arqumnents of Sri Srikalepu Yashwanth, Advocate for
the Petitioner and of GP MUNCIPAL ADMN AND URBAN BEV AP for the


Raspondent Not and of SRE JDILEEP RUMAR, Standing Counsel! for the
Respondent Nog and of SRI BOL OOULURE SRINIVASA RAQ, Advocate for
ihe Respondent Nas.3 & 4.

WRIT PETITION NO: T9889 OF 2024.

Sehwveen:

Potiuri Narasimha Rao, S/o Late Krishnamurthy, Aged about 63 years Rio
Door No 287410, Oop. Melody Theatre, Suryabagh, Visakbapatnam-S30020.
Pehtianar
AND
(. The State of AP. Rep. by ds me secy Deparment of MAS UD,

oN

Secretariat Velagapudi, Amarayal, Guiiur District.

Bas

The Greater Visakhapainam Municipal Corporation, Vishakhapainam,

Rep by is Commissioner.

Sasa

Wis. Hayagreeva Farms and  Oevelapers, ODoor.No.@-20-20/1,
Flat No.902, <° Floor, sukshots East Point, East Point Colony,
Visakhapatnam 300717. Rep by is Managing Partner

4, Ch. Jagadeeswarudu, S'o Rama Rao, Aged about 54 years, Qec.
Business. Rio D.No.2-348/1, Krishna Poullries, Old Oairy Farm, Adarsh
Nagar, Visakhapainam,

Respondents

Petition under Article 228 of the Constifution of India is filed praying that

in the circumstances stated in the affidavit fied therewith, the High Court may
be pleased fo Issue an appropri late Writ or order or direction mare particularly
in the nature of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.¢ hergin in issuing graceadings
vide B A No TOSSsS950/R/F VYDAS0eT (e-ofice-298800) dated O8.DY 2084

Reening the Buildin gq permission granted fo the Respondent Noo in abeyance
and further directing the Respondent No. to stop the work and not fo procead

pending befween the Respondent No.3 and Resonndent No.4 as being Megal,


arbirary, unjust, violative of Principles of Natural Justice, violative of the
provisions of the Greater Hyderabad Municinal Corporation Act, 1955 and
violative of Ariicies 34, 21 and 300A of the Constiiution of india and
Consequently set aside the proceedings yicie
BANo. 1086/S9n0/Bi2 TY DAI202 1 (e-office-299800) dated 08.07 2024 issued
by the Respondent No.2.

IA NO: TOF 2024:

Pelion under Section 157 of CRC is filed praying fhaf in the

circumstances stated in the affidavit fled in support of the petition, the High
Court may be pleased to suspend the operation of proceedings vide
BA.No. 1086/3880/B/2 1/YDA/202 eoffice-299800) dated 08.07.2024 issued
by Respondent No.2, Pending disposal of WP 35999 of 2024, on the fe of the
High Court,

The petition coming on for hearing, upon perusing the Petition and the
affidavit fled in support thereof and the order of the High Court dated
28.11.2024, 12.42.2024, 03.01.2025, 09.01.2085, 24.01.2085, 06.02. 2025,
73.02.2025, 19.02.2025, 18.05.2025, 09.05.2028 & 20.12.2028 made herain
and upon hearing the arguments of SRI KALEPU YASHWANTH, Advocate for
the Pellioner and of GP MUNCIPAL ADMN AND URBAN DEV AP for the
Ressondent Ne} and of SRI OLEEP KUMAR, Advocate for the
Respondent Nog and of SRI SRINIVAS RAO BODDULURI, Advocate for the
Respondent Nos.3 & 4.

WRIT PETITION NO: 19560 OF 3024
Between:

Dapartht Salyanarayana, S/o 0 Narayana, Aged about 68 years Ro Doar No

adi, Ramalayam Veedhi, Gowripainam, West Godavari-S34312,
Patiioner
AND


ye

1. The State of AP. Rep. by ds Prisecy Denariment of MA& OD,
secretarial Velagapudi, Amaravall, Guntur Distric

PSs

2. The Greater Visakhapatnam Municipal Corporation, Vishakhapainam, _

Rep by Ys Garmnissioner.

fd

Wis. Hayagreeva Farms and Developers, Door No.8-20-20),
Flat.No.502, 4° Fioor, Sukshetra East Point, East Point Colony:
Vieakhapatnam- Sa001Y. Rep by its Managing Pariner
4, Ch. Jagacdeeswarudu, S/o Rama Rao, Aged about 64 years, Gon.
Business. Rig D.No.2-S49/1, Rrishne Pouliries, Old Dairy Farm, Adarsh
Nagar, Visakhanainam. :
Respondents
Patition under Ariicie 226 of the Cansfiiution of india is fled praying tat
in the circumstances stated in the affidavil fled tharawith, the High Court may
be pleased to issue an appropriate Wnt or orcler or direction more particuls mk
in the nature of "Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respandent No.2 herein in Ssang B proceadings
vide BUA No TOSQ/A96Q/ B/E TYDA2021 (e-office-299800} dated G6 07 2024
keeping the Budding permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 fo siap the work and not fo proceed
with any further construction activty solely because of the civil di iaputes
mending between ihe Resoandent Nos.38 4 as being thecal, arbitrary, uniust,
violative of Principies of Natural Justice, violative of the provisions of the
Greater Hyderabad Municipal Corporation Act, 1958 and violative of Articles
78, 21 and SOOA of the Constitution of India and Consequently sat aside the
procesdings vide BLA. No TOSS/QSSQ/E V/YDAZ0S1 (e-office- 99800) dated
06.07 2084 issued by the Respondent No.2.
IANO: 1 OF 2084:
4

Peifion under Section 147 of CRC is fled graying that in ths

aroumsiances stated i the afficavil fled in support of Ihe petition, the Nigh


sey

by Respondent No.s, Pending disposal of WP 19980 of 2024, on the fle af the

Nigh Court

rhe petition coming on far hearing, upon perusing the Petition and the
aflidavii Hed in support thereof and the order of the High Court dated
28.79 2084, T2728 2084, O3.O7 2025, 09.07. 2025, 24.07.2025, 06.02 2025,
13.02.2025, 19.02.2025, 18.04.2085, 09.05.2025 & 20.12.2085 made here!
and upon hearing the arqurnenis of SRI RALERPU YASHWANTH, Advonate
for ine Pelitioner and of GP MUNCIPAL ADMN ANC URBAN DEV AP for the
Respondent No.f and oof SRI J.DILEEP KUMAR, Advocate for the
Respondent No.2 and of SRI SRINIVAS RAO BODOULURE Advocate for the
Respondent Nos.3 & &
WP NO: S807 OF 2025:
Between:

M/s. Hayagreeva Farms and Developers, A registered Partnership firn under
the provisions of Indian Partnership Ac . 1832, Having ite Office al Door No.6-
20-20/1, Flat.No.802, 4" Floor, Suksheira - East Point, East Point Colony,
Visakhapainam- S30017 Rep. by its Managing Pariner, Gadde Brahrnai,
Aged 45 years, Sio. Sri Muneswara Rao.

Petitioner

AND

YRe State of Andhra Pradesh, Rep. by its Princinal secretary,

oa

Deparment of Revenue, Secretariat, Velagapuci, Amaravati, Gurtur
Olstrict, .

S$. The District Collector of Vi ei Vesakhargainam. ,

ond

The Revenue Divisional Oficer, Bheemunipainarm, Visakhapatnam
& The Tahsildar, Vicaknapatiam Rural Visakhapainam
Respondents
Petition under Article 226 of the Constitution of indie praying that in the
crcumsiances stated in the affidavit fled therewith, the High Courf may be

pleased fo issue an appropriate Writ or order or direction more particularly in


the nature of Wri of Mandamus declaring the action of the Respondents more.
particularly the action of Respon schearet No.2 herein in issuing proceedings vide
Ro. No GOOF /S00G/Es, DF.
VOSS. 2028) by which the |

?

rite

(G.08.2088 (Served upon the Petitioner on

=

Saspondenis are seeking fo resume the land

crags

of
Was
cm

acmeasuring an extant of Ac. 12.57 Cents in Sy.No.92/3 of Yendada Vilage,
\ishakhapainam Rural Mandal, Vishakhapainam District as being Uegal,
arblirary, unjust, without jurisdiction, velative of Principles of Natural Justice,
vinigtive of the provisions af the Transfer of Fraperfy Act, 1887 Contrary to the
Order DL TS.12. 2017 of this Han'ble Court in WOP Nos.d6413 of 2014 and
28953 of 2015, and violative of Articles 14, 21 and SOQA of the Constitution of
india and Consequently, set aside the proceedings proceedings vide

Ro. No Sooyf200Q/E2, Df 10.03.2025 (Served ugon the Peltioner on

x

ts

14.03.2025) issued by ihe Rasponcent Nos.
IANO: 7 OF 2025
Petition under Section 167 CPC praying that in the oroumstances

a

pee

fated in the affidavit fle support of ise petiiion, the High Court may b
Diseased fo Suspene the operation of praceedings vide proceedings vide
Ro. No SOa7200G/E OL iOdS 2085 Gerved upon the Petitioner on
14.03.2025) issued by Respondent No., Pencling disposal of WE No 8507 af
225, on the file of the High Court. |
IA NG: 2 OF 2028
Petition under Section 151 CPC praying that in the croumstances

stated in the afidavit fled in support of the petition, the High Court may be
gieased to Direct the Respondents not to interfere wih the possession,

pecupation of the Petifioner and the construction activity being underiaken by

the Petitioner in schedule groperfy admnegsuring an axtent af Ac. 12.51 cents

in Sy. Ne Se/S of Endada Vilege, Visakhapainam Rural Mandal,

YF

Visakhapatnam District, Pencing disposal of WP No 8507 of 2025, o
of the High Gourt
The Pefitian coming on for hearing, upon gerusing the Petitien and the

eee

afidavit Hled in sumpart Inereof and the earlier order of the High Court datad


¥3.03.2025, 18.06.2025, 09.65. 2025 5 & 2ZOI2. 2085 made herein and upon
hearing the arguments of Sri Alay Kumar Kanaparihi, Advecale for the
Petitioner, and of GP for Revenue for the Respondents:

WF NO: 6569 OF 2025:

Sehvyeen:

Ainampucdi Nageswara Rao, Sfa Ayyanna, Aged about 68 years Rio

HUNo. 71409, Koyavarignaiem, Enamadaia, Guriur-A2z2019
Petitioner
AND
The State of Andhra Pradesh, Rep. by Hs PriSGecy, Department of

an

Revenue, Secretariat, Velagapudi, Amaravati, Gurtur District.

& The District Collector of Visakhanainam, Visakhapainam.
?. The Tahsidar, Visakhapatnam Rural, Visakhapatnam
8. Mis. Hayagreeva Farms and Developers,  DoorNo.d-20-20/1,

Flat No.502, 4° Ficor, Sukshetra - East Point, East Point Colony,
Visakhanainam- 830017. Rep by its Managing Pariner
Respondents
Patition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit fied therewith, the High Court may be
pleased fo issue an appropriate Wit or order or direction more parlicularly in
the nature of Writ of Mandamus declaring the action of the Respondents more
narticularly the action of 2°° Respondent herein in issuing proceedings vice
Re No BO372008/E2, Dt 10.02.2028 (Served upon the FPelilioner on
17.03.2025) by which the Respondents are seeking fo resume the land
admeasuring an extent of Ac.12.57 Cents in Sy. No. 92/6 of Yendada Vilage.
Vishakhapainam Rural Mandal, Vishakhapainam District, more particularly an
extent of 885 Sa. Yds in Plot No. 14 as being legal, arbitrary, unjust, without
jurisdiction, viclative of Principles of Natural Justice, violative of the provisions
af the Transfer of Property Act. 1881, Contrary to the Order DLI9. 12. 207% of
this Hon'ble Court in W P.Nos.38413 of 2014 & 26853 of 2015, and violative af

Articles 14, 1 and 300A of the Canstitulion of India and Consequently, sel


aside the proceedings vide proceedings vide Re.No. BOST AOR ES Of

40.073 2088 issued by the Respondent No.2
(A NO: TOF 20256

Petition under Sectan 181. CPC praying that in the circumstances

stated in the affidavit Aled | nm support of the petition, the High Cour may be
oleased fo suspend the operation of proceedings vide Rel o GOST BOONES,

OY. 10.03.2025 issued by 90 Respondent more pariicularly fo an extent o
885 Sq Yds in Plot No. 74, Pending dispasal af WP No. 5508 of 2025, on ihe
fle of the High Court.

The Patifion coming on for hearing, upon perus ing the Petition arn ihe

* oN

afiidavit Hed in Oe thereof and the eariler arder of the High Court dated
hearing the arguments of Sn Jay mall Sarath Chandra, Advocate for ihe
Petitioner, and of GP for Revenue Advocate for the Raspondent, the Cour

made the following:

COMMON ORDER:

For Hing counter-affidavit either in the Writ Petition or in the LA's, ifany, liston 17.02.2026, finally.

interim order granted earlier by this Court is extended fil then.

Sd/-U SRIDEVI DEPUTY REGISTRAR HTRUE COPY } SECTION OFFICER | To anede One CC io Sri Alay Kumar Kanaparihi, Advanais (OPUC) sue. High Court of Andhra Pradesh (OUT! os ae Ee x PAA bo 3 fo wah FOr Re SYS i ~~ fo Adversate Gen §. One CC fo Sri. "ey Kuna Kanapart Advoogie fORUC) iM, i?

> x ?. Two OCs fo GP far Municipal Administration & Urban Deveinonent, High Court of Andhra Pradesh. (OUT]

8. One CC to Si AS.C.Base, Standing Counsel [OPUC)

9. Gne CC to Sri Somisetty Ganesh Babu, Standing Counsel [OPUC} 1, One OC to Sr Kalepu Yashwanth, Advocate [OFPUC]

14. One SO to Sri i Dileap Kumar, Advocate. FOPUC] 12, One CC to Sri Jawvali Sarath Chandra, Advocate [OPUC}

13. One CC to Sri Srinivas Rao Boddulurl, Advocate. fOPUC] 1a. Two GCs to GP for Revenue, High Court of AP [OUT] 18, Two (Cs fo Advocate General, Nigh Court of Andhra Pradesh POUT] 48, One CC to Sr. Kalepu Yashwanth, Advocate [OPUC] V7. One CC to Sri Kaikala Rama Kireeti, Advocate [OPUC]

18. One OC to M/s Mandava Abhigna, Advocate [OPUC} 1g. One spare copy HIGH COURT BRN DATED: 27 AN (2028 LEST ON 17,02. 2028, FINALLY ORDER WPiS807/2025, WRISSO2/2025, WPYSS81/2028, WRISTOS/2025, WPISTTQ2025, WEST 14/2025, WPM 8026/2024, WRT? OU 1/2024, WER S7 49/2024, WPT OT S3/2024, WR S7 8/2024, WPA S881 2024, WRISS0a/2028, WPS256/2085, WPIOSSO/ 2086, WRSTOA S028, WRIST T2088, WPISS@ T2028, WPI G88 2/2086, WEA SP 46/2024, WPI 8 755/204, WRIA S8O 7/2024, WRT SOS0/s024, INTERIM ORDER EXTENDED WRPIS286/2025, WP/S33 7/2028, WiS402/2028, WRISTOS 2028, WIS TY S/2025, WIS 3820/2028, WPA POOg/ 2024, WITT S4/20258, WPITO7 51/2024, WPA STES/2024, WIS S87 3/2024, WPI 8959/2024, WPIB309/2025, WE/8398/9028 WP/E8406/2025 WPYOTOR/2028, WPIOT 13/9028, WPM 4168/2088, WEA TOOO2024, WP/TOT 44/2024, WPM OTSRZ024, WPASTOT2024, WP/O87 5/2024, wersgesage24