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 9, Cited by 0]

Andhra Pradesh High Court - Amravati

Kunja Ramudu vs The State Of Andhra Pradesh on 15 October, 2025

Author: K. Sreenivasa Reddy

Bench: K. Sreenivasa Reddy

APHC010106332019

                      IN THE HIGH COURT OF ANDHRA PRADESH
                                           AT AMARAVATI

                                (Special Original Jurisdiction)

              WEDNESDAY, THE FIFTEENTH DAY OF OCTOBE
                      TWO THOUSAND AND TWENTY FIVE

                                       PRESENT

         THE HONOURABLE SRI JUSTICE K. SREENIVASA REDDY

            WRIT PETITION Nos. 4761 OF 2019 AND 4764 OF 2019

WRIT PETITION NO: 4761 OF 2019




Between:


Kunja Ramudu, S/o. Late Govinda Rao, Aged 46 years, Occ: cultivation,
Caste       ST,    R/o.    Buddulavarigudem        Village,      Ramannagudem      Post
Bottaygudem Mandal, West Godavari District.

                                                                          ...Petitioner

                                            AND


   1. The State of Andhra Pradesh,                 Rep.   by its Principal Secretary,
        Department of Social Welfare,             Secretariat Buildings, Velagapudi,
        Amaravati, Guntur, Andhra Pradesh.
  2. The Principal Secretary to Govt, Tribal Welfare Department (TW.LTR)
        (Revisional Authority) Secretariat Buildings, Velagapudi,         Amaravathi,
        Guntur District.

  3. The District Collector, West Godavari District at Eluru.
  4. The Special Deputy Collector,                (Tribal Welfare) Polavaram,      West

        Godavari District.

  5. Galem         Appa      Rao,   S/o.    Somaiah,      Aged    about   Major,   R/o.

        Vedanthapuram, Koyyalagudem Mandal, West Godavari District.

                                                                      ...Respondents
 '   /
              Petition under Article 226 of the Constitution of India praying that in the
        circumstances stated in the affidavit filed therewith, the High Court may be
        pleased to issue an appropriate writ, order or direction more particularly one in
        the nature of Writ of Certiorari calling for the Records pertaining to orders of
        the 2"*^ respondent herein vide G.O.Ms.No. 45, Social Welfare (TW.LTR)
        Department, dated 15.02.2019 under which the Revision Petition filed by the
        petitioner was dismissed by confirming the orders dated           18.04.2015 in SRA

        No. 2/2010/F2 on the file of the Agent to the Government, West Godavari at
        Eluru who reversed the orders dated 09.05.2006 in S.R. No. 11/2006, on the
        file of the court of the Special Deputy Collector (TW.LTR), K.R. Puram as
        illegal, arbitrary, contrary to law and against the principles of natural justice
        and consequently set aside the same in the interest of justice.

        lA NO: 1 OF 2019


             Petition under Section 151 CPC praying that in the circumstances stated
        in the affidavit filed in support of the writ petition, the High Court may be
        pleased to pass an interim suspension of G.O.Ms.No. 45, Social Welfare
        (TW.LTR) Department, dated 15.02.2019 issued by the 2^^ respondent during
        the pendency of above writ petition in the interest of justice.
        lA NO: 2 OF 2019




        Between:


        Galem Appa Rao, S/o. Somaiah, Aged about Major, R/o. Vedanthapuram,
        Koyyalagudem Mandal, West Godavari District.

                                                            ...Petltloner/5"' Respondent
                                              AND


           1. Kunja Ramudu, S/o. Late Govinda Rao, Aged 46 years, Occ; cultivation.
              Caste ST, R/o. Buddulavarigudem Village,            Ramannagudem Post,
              Bottaygudem Mandal, West Godavari District.
 f:



                                                             .. .Respondent/Petitioner
          2. The State of Andhra Pradesh, Rep.            by its Principal Secretary,
               Department of Social Welfare, Secretariat Buildings, Velagapudi,
               Amaravati, Guntur, Andhra Pradesh.
          3. The Principal Secretary to Govt, Tribal Welfare Department (TW.LTR)
               (Revisional Authority) Secretariat Buildings, Velagapudi,    Amaravathi,
               Guntur District.

          4. The District Collector, West Godavari District at Eluru.

          5. The Special Deputy Collector, (Tribal Welfare) Polavaram,             West

               Godavari District.


                                                        ...Respondents/Respondents

              Petition under Section 151 CPC praying that in the circumstances stated
     in the affidavit filed in support of the petition, the High Court may be pleased to
     vacate the Interim Order dt. Dt.09.04.2019 passed in I.A.No. I of 20.19 in W.P.
     No. 4761 of 2019 in the interests of justice.

     Counsel for the Petitioner: SRI K. JYOTHI PRASAD

     Counsel for the Respondent Nos. 1 to 4 :GP FOR SOCIAL WELFARE

     Counsel for the Respondent No.5: SRI SITA RAM CHAPARLA
     APHC010106^72019




       ifii
       [i]
                   WRIT PETITION NO: 4764 OF 2019
     Between:


     Kunja Ramudu, S/o. Late Govinda Rao, Aged- 46 years, Occ: cultivation.
     Caste
                  ST, R/o. Buddulavarigudem Village,           Ramannagudem       Post
     Bottaygudem Mandal, West Godavari District.

                                                                           ...Petitioner

                                            AND
    1. The State of Andhra            Pradesh,    Rep.    by its     Principal Secretary,
      Department of Social Welfare,             Secretariat      Buildings, Velagapudi,
      Amaravati, Guntur, Andhra Pradesh.

   2. The      Principal     Secretary   to    Govt,    Tribal    Welfare     Department
      (TW.LTR)(Revisional         Authority)    Secretariat      Buildings,   Velagapudi,
      Amaravathi, Guntur District.

   3. The District Collector, West Godavari District at Eluru.

   4. The Special          Deputy Collector,    (Tribal Welfare) Polavaram,         West

      Godavari District.

   5. Kanumuri Vijaya Narsimha Raju, S/o. Ramakrishna Raju, Aged about -
      Major, R/o. Dharmaraopet,           Koyyalagudem Mandal, West Godavari
      District.

   6. Kanumuri Viswanatha Raju, S/o. Vijaya Narasimha Raju, Aged 50
      years,       Occ: Cultivation, R/o. Dharmaraopet Village, Koyyalagudem
      Mandal,       West Godavari District.

      (R6 is impleaded as per Courts Order dt.15.10.2025 in I.A.No.2 of
      2019)

                                                                         ...Respondents



     Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to issue an appropriate writ, order or direction more particularly one in
the nature of Writ of Certiorari calling for the Records pertaining to orders of
the 2"*^ respondent herein vide G.O.Ms.No. 51, Social Welfare (TW.LTR)
Department, dated 15.02.2019 under which the Revision Petition filed by the
petitioner was dismissed by confirming the orders dated 18.04.2015 in SRA
No. 1/2010/F2 on the file of the Agent to the Government, West Godavari at
Eluru who reversed the orders dated 09.05.2006 in S.R. No. 12/2006, on the

file of the court of the Special Deputy Collector (TW.LTR), K.R.               Puram as
                  S?f'

         f/ ■

■y \-7




                Hlegal, arbitrary, contrary to law and against the principles of natural justice
                and consequently set aside the same in the interest of justice.

                lA NO: 1 OF 2019

                         Petition under Section 151 CPC praying that in the circumstances stated
                in the affidavit filed in support of the petition, the High Court may be pleased to
                pass an interim suspension of G.O.Ms.No. 51, Social Welfare (TW.LTR)
                Department, dated 15.02.2019 issued by the 2"^ respondent during the
                pendency of above writ petition in the interest of justice.

                lA NO: 3 OF 2019

                Between:


                Kanumuri Viswanatha Raju, S/o. Vijaya Narasimha Raju, Aged 50 years
                Occ: Cultivation, R/o. Dharmaraopet Village, Koyyalagudem Mandal                West

                Godavari District.


                                                    ...Implead Petitioner/Proposed 6*'^ Respondent
                                                            AND


                        1. Kunja Ramudu, S/o. Late Govinda Rao, Aged- 46 years,                  Occ:

                          cultivation.   Caste
                                                 ST,   R/o.   Buddulavarigudem Village,
                          Ramannagudem Post, Bottaygudem Mandal, West Godavari District.
                                                                        ...Respondent/Writ Petitioner
                    2. The State of Andhra Pradesh, Rep. by its Principal Secretary,
                       Department of Social Welfare, Secretariat Buildings, Velagapudi,
                          Amaravati, Guntur, Andhra Pradesh.
                    3. The       Principal     Secretary   to   Govt,   Tribal   Welfare   Department
                          (TW.LTR)(Revislonal Authority) Secretariat Buildings, Velagapudi,
                          Amaravathi, Guntur District.
                   4. The District Collector, West Godavari District at Eluru.

                   5. The Special Deputy Collector, (Tribal Welfare) Polavaram,                 West
                          Godavari District.
 77


     r

            6. Kanumuri Vijaya Narsimha Raju, S/o. Ramakrishna Raju, Aged about -
               50 Years, R/o. Dharmaraopet, Koyyalagudem Mandal, West Godavari
               District.


              Petition under Section 151 CPC praying that in the circumstances stated
         in the affidavit filed in support of the petition, the High Court may be pleased to
         vacate the Interim Order dt. 09.04.2019 passed in I.A No. 1 of 2019 in W.P
         No. 4764 of 2019 in the interests of justice.

         lA NO: 1 OF 2022

         Between:


            1. The        Principal   Secretary     to   Govt    Tribal   Welfare   Department
               (TW.LTR)(Revisional Authority) Secretariat Buildings, Velagapudi,
               Amaravathi, Guntur District.
           2. The District Collector, West Godavari District at Eluru.
           3. The Special Deputy Collector, (Tribal Welfare) Polavaram,                  West
               Godavari District.


                                                                  ...Petitioners/Respondents
                                                    AND


           1. Kunja Ramudu, S/o. Late Govinda Rao, Aged- 46 years,                       Occ;
              cultivation        Caste            ST,    R/o.
                                                   Buddulavarigudem     Village
               Ramannagudem Post, Bottaygudem Mandal, West Godavari District.
                                                                    ... Respondent/Petitioner
           2. The State of Andhra Pradesh, Rep. by its Principal Secretary,
              Department of Social Welfare, Secretariat Buildings, Velagapudi,
              Amaravati, Guntur, Andhra Pradesh.
           3. Kanumuri Vijaya Narsimha Raju, S/o. Ramakrishna Raju, Aged about -
              Major, R/o. Dharmaraopet,             Koyyalagudem Mandal, West Godavari
              District.

                                                                ... Respondents/Respondents
              (R2 & R3 are not necessary parties in this petition)
       Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
vacate the interim order dt: 09-04-2019 passed               in   IA.No.1/2019   in

WP.No.4764/2019 and dismiss the writ petition and pass
Counsel for the Petitioner: SRI K. JYOTHI PRASAD

Counsel for the Respondent Nos. 1 to 4 :GP FOR SOCIAL WELFARE

Counsel for the Respondent No.5 : NONE APPEARED

Counsel for the Respondent No.6 : SRI SITA RAM CHAPARLA

Counsel for the Respondent No.6 : Mrs. NIMMAGADDA REVATHI

The Court made the following Common order:
 /T




      APHC010106332019


                         IN THE HIGH COURT OF ANDHRA PRADESH
                                      AT AMARAVATI                   [3327]
                               (Special Original Jurisdiction)

             WEDNESDAY, THE FIFTEENTH DAY OF OCTOBER
                         TWO THOUSAND AND TWENTY FIVE

                                     PRESENT

        THE HONOURABLE SRI JUSTICE K SREENIVASA REDDY
                 WRIT PETITION NOs: 4761/2019 & 4764/2019
     W.P.No.4761 of 2019

     Between:
         1.KUNJA RAMUDU,, S/0. LATE GOVINDA RAO, AGED 46
          YEARS, OCC CULTIVATION, CASTE         ST,  R/0.
           BUDDULAVARIGUDEM             VILLAGE          RAMANNAGUDEM
           POST,         BOTTAYGUDEM      MANDAL,        WEST    GODAVARI
           DISTRICT
                                                             ...PETITIONER
                                       AND
         1.THE STATE OF AP, REP. BY ITS PRINCIPAL SECRETARY,
           DEPARTMENT OF SOCIAL WELFARE, SECRETARIAT
           BUILDINGS, VELAGAPUDI, AMARAVATI, GUNTUR
           ANDHRA PRADESH.
        2.THE       PRINCIPAL      SECRETARY        TO     GOVT,   TRIBAL
           WELFARE            DEPARTMENT            (TW.LTR)(REVISIONAL
           AUTHORITY) SECRETARIAT BUILDINGS, VELAGAPUDI
           AMARAVATHI, GUNTUR DISTRICT.
        3.THE DISTRICT COLLECTOR, WEST GODAVARI DISTRICT
           AT ELURU.
        4.THE SPECIAL DEPUTY COLLECTOR, (TRIBAL WELFARE)
           POLAVARAM, WEST GODAVARI DISTRICT. .
        5.GALEM APPA RAO, , S/0. SOMAIAH, AGED ABOUT
          MAJOR, R/0. VEDANTHAPURAM,    KOYYALAGUDEM
           MANDAL, WEST GODAVARI DISTRICT
                                                       ...RESPONDENT(S):
           Petition under Article 226 of the Constitution of India praying
     that in the circumstances stated in the affidavit filed therewith, the
     High Court may be pleased to issue an appropriate writ, order or
     direction more particularly one in the nature of Writ of Certiorari
                                                                                      SRK,J
                                                                 W.P.Nos.4761 & 4764 of 2019
                                             2




 calling for the Records pertaining to orders of the 2nd respondent
 dated" I's
 nfnit
                                                         (™.LTR) Department,
                                      which the Revision Petition filed by the
 pet^ioner was dismissed by confirming the orders dated
 18.04.2015 in SRA No. 2/2010/F2 on the                     of the^Tnt to              he
                                      Eluru who reversed me <t?ders
 dated   09.0po06     in S.R. No.  11/2006,  on  the file of
 the Special Deputy Collector (TW.LTR), K.R. Puram as illeoal
                                                             the court of

 arbitrary, contrary to law and against the principles of natural jusLe
 fn
 10 p3SS                                              the interest of justi4 Ind
 lA NO: 1 OF 2019
           Petition under Section 151             CPC
 crrcum^ances stated in the affidavit filed in swor?of'm1 petition®
rO                            'q'                pass an interim suspension of
                      -                          (™ LTR) Department, dated
15.02.2019 issued by the 2nd respondent during the pendency of
above writ petition in the interest of justice and to pass
lA NO: 2 OF 2019
           Petition        under Section   151    CPC praying
                                                         that in the
circumstances stated in the affidavit filed in support of the petition
Dt hhiM                     may be pleased to vacate the Interim Order dt'
01^10 IK                  .                    20.19 in W.P. No. 4761 of
arthirHnn'hteT                                            °'''®'' °''''®r or orders
as this Hon ble Court may 'deem tit and proper in the circumstance
of the case.

Counsel for the Petitioner:
      1.KJYOTH I PRASAD

Counsel for the Respondent(S):
      1.


  2.GP FOR SOCIAL WELFARE (AP)
  3.SITA RAM CHAPARLA
                                                                                             3
                                                                                  SRK, J
                                                              W.P.Nos.4761 & 4764 of 2019
                                       3




W.P.No.4764 of 2019

Between:

    1.KUNJA RAMUDU,, S/0. LATE GOVINDA RAO, AGED- 46
      YEARS, OCC CULTIVATION, CASTE    ST, R/0.
      BUDDULAVARIGUDEM VILLAGE,   RAMANNAGUDEM
      POST, BOTTAYGUDEM MANDAL, WEST GODAVARI
      DISTRICT.
                                                               ...PETITIONER
                                  AND


   1.THE STATE OF ANDHRA PRADESH, REP. BY ITS
     PRINCIPAL SECRETARY, DEPARTMENT OF SOCIAL
     WELFARE,          SECRETARIAT           BUILDINGS, VELAGAPUDI,
     AMARAVATI, GUNTUR, ANDHRA PRADESH.
   2. THE PRINCIPAL SECRETARY TO GOVT, TRIBAL
      WELFARE    DEPARTMENT   (TW.LTR)(REVISIONAL
     AUTHORITY) SECRETARIAT BUILDINGS, VELAGAPUDI
     AMARAVATHI, GUNTUR DISTRICT.
   3.THE DISTRICT COLLECTOR, WEST GODAVARI DISTRICT
     AT ELURU.
   4.THE SPECIAL DEPUTY COLLECTOR, (TRIBAL WELFARE)
     POLAVARAM, WEST GODAVARI DISTRICT.
   5.KANUMURI   VIJAYA   NARSIMHA   RAJU,  S/0.
     RAMAKRISHNA RAJU, AGED ABOUT - MAJOR, R/0.
     DHARMARAOPET,   KOYYALAGUDEM MANDAL, WEST
     GODAVARI DISTRICT.
                                               ...RESPONDENT(S):
     Petition under Article 226 of the Constitution of India praying
that in the circumstances stated in the affidavit filed therewith, the
High Court may be pleased to issue an appropriate writ, order or
direction more particularly one in the nature of Writ of Certiorari
calling for the Records pertaining to orders of the 2nd respondent
herein vide G.O.Ms.No. 51, Social Welfare (TW.LTR) Department,
dated 15.02.2019 under which the Revision Petition filed by the
petitioner    was     dismissed   by       confirming   the     orders         dated
18.04.2015 in SRA No. 1/2010/F2 on the file of the Agent to the
Government, West Godavari at Eluru who reversed the orders
dated 09.05.2006 in S.R. No. 12/2006, on the file of the court of the
Special      Deputy   Collector (TW.LTR),        K.R.   Puram as             illegal,
                                                                             SRK,J     v'l
                                                        W.P.Nos.4761 & 4764 of 2019
                                       4




  anrt     """'T'°                   '''® principles of natural justice
  and consequently set aside the same in the interest       of justice
  lA NO: 1 OF 201Q

       Petition    under Section      151   CPC   praying  that in the
  circumstances stated in the affidavit filed in support of the petition
 G                        P'f3s®ri to pass an interim suspension of
                                      (™ I-TR) Department, dated
 15.02.2019 issued by the 2nd respondent during the pendency of
 mrther*'?           I?                            pass such Other
 further order  or orders as this
 proper in the circumstances of the
                                   Hon'ble Court
                                       case.
                                                 may  deem fit and
 lA NO: 2 OF 2019


      Petition under Section 151 CPC              praying that in the
 thrHrh'crn m                             support of the petition
 be imnie'nd^H^ '' be pleased To permit the Implead petitioner to
 No Ttm of 2nil            I                R®sP°Prient in writ petition
                           ®    pending miscellaneous petitions therein
 in the interest of justice and pass
 lA NO: 3 OF 2Q1Q


      Petition under Section 151 CPC praying that in the
circumstances stated in the affidavit filed in support of the petition
nq na                       pleased To vacate the Interim Order dt'
09.042019 passed in I.A No. 1 of 2019 in W.P No. 4764 of 2019 i'             in
the interests of justice and   pass                         ziu i» i
lA NO: 1 OF 2022

     Petition     under Section
circumstances stated in the affidavit fitedffi sup^onhl petition®
CM 2n'?q          iriay be pleased to vacate the interim order^dt-
thtrpS;Vpass "^°'^ " WP.No.4764/2019 and dJsl
                                                                         09-



Counsel for the Petitioner:
   1.KJYOTHI PRASAD

Counsel for the Respondent(S):
   1.GP FOR SOCIAL WELFARE (AP)
     The Court made the following:
 >7?'   ..




                                                                                     \




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

               THE HONOURABLE SRI JUSTICE K SREENIVASA REDDY
                   WRIT PETITION NOs: 4761 OF 2019 & 4764 OF 2019

            COMMO N            ORDER:


                   Since the parties and the contentions and rival contentions
            are one and the same and further, the point involved in both the
            Writ Petitions is also one and the same, these Writ Petitions are
            disposed of, by this Common Order.

                  2.
                         The petitioner in Writ Petition Nos.4761 of 2019 and

            4764 of 2019 are one and the same and he filed these Writ
            Petitions, seeking following reliefs;
                  Prayer in W.P.No.4761 of 2019:

                         "...to issue an appropriate writ, order or direction more
                  particularly one in the nature of Writ of Certiorari calling for
                  the records pertaining to orders of 2""^ respondent herein vide
                  G.O.Ms.No.45, Social Welfare (TW.LTR) Department, dated
                  15.02.2019 under which, the Revision Petition filed by the
                  petitioner, was dismissed by confirming the orders dated
                  18.04.2015 in SRA No.2/2010/F2 on the file of the Agent to
                  the Government, West Godavari at Eluru, who reversed the
                  Orders, dated 09.05.2006 in S.R.No.11/2006 on the file of
                  the Court of the Special Deputy Collector (TW.LTR),
                  K.R.Puram, as illegal, arbitrary and contrary to law and
                  consequently set-aside the same in the interest of justice...''
                                                                                      \

                                                                                  SRK, J
                                                              W..PNos.4761 & 4764 of 2019
                                         2



          Prayer in W.P.No.4764 of ?n>iQ-


                   ...to issue an appropriate writ, order or direction more
          particularly one in the nature of Writ of Certiorari calling for
          the records pertaining to orders of 2^^ respondent herein vide
          G.O.Ms.No.51, Social Welfare (TW.LTR) Department, dated
          15.02.2019 under which, the Revision Petition filed by the
          petitioner, was dismissed by confirming the orders dated
          18.04.2015 in SRA No. 1/2010/F2 on the file of the Agent to
          the Government, West Godavari at Eluru, who reversed the
          Orders, dated 09.05.2006 in S.R.No. 12/2006 on the file of
          the Court of the Special Deputy Collector (TW.LTR),
       K.R.Puram, as illegal, arbitrary and contrary to law and
       consequently set-aside the same in the interest of justice...

     3.
                Contents of the affidavits filed by the Writ Petitioner iin
support of the Writ Petitions, in brief, are that, petitioner belonged
to Scheduled Tribe (Koya) community and he is the absolute owner
of lands in an extent of Ac.6.03 cents in R.S.No. 1629/1 and Ac.4.00
cents in R.S.No.1629/2 situated at Bothayagudem village of West
Godavari District; that the said lands are his ancestral property; that

as the petitioner belonged to Schedule Tribe, he made complaints
before the Special Deputy Collector, K.R.Puram contending that 5'"
respondent in both Writ Petitions, who are non-tribal, were in

possession and enjoyment of petitioner's land, in contravention of
Section 3 (1) of the Andhra Pradesh Scheduled Areas Land
                                                                                SRK, J
                                                           W.P.Nos.4761 & 4764 of 2019
                                          3




 Transfer Regulation (Regulation 1/69 as amended by Regulation
 1/70) (for brevity 'the APSALT Regulation').
      (b)      The complaints were registered as S.R.No.12/2006 in
 respect of land in an extent of Ac.4.00 cents in R.S.No. 1629/2 and

 S.R.No.11/2006 pertains to land in an extent of Ac.6.03 cents in
 R.S.No. 1629/1 of Bottayagudem village. The Special                     Deputy

 Collector, K.R.Puram conducted inquiry and vide Order, dated
09.05.2006 allowed the complaints.
      (c)      Aggrieved by the orders, dated 09.05.2006                          in

S.R.Nos.11/2006 and 12/2006 passed by the Special Deputy
Collector (TW), K.R.Puram, 5^^ respondent in Writ Petitions filed
appeal vide SRA No.2/2010/F2 and SRA No.1/2010/F2 on the file

of the Court of the Agent to the Government and District Collector,

West Godavari at Eluru; that the said appeals were allowed vide
Order, dated 18.04.2015, setting-aside the orders of the Special

Deputy Collector (Tribal Welfare), K.R.Puram, dated 09.05.2006;

that aggrieved by the said order of the Appellate Authority,
petitioner filed Revision Petition before 2"^^ respondent and 2 nd

respondent, without considering the detailed orders passed by the
Primary     Authority,        dismissed   the   Revision   Petitions         vide

G.O.I\/ls.No.45    Social Welfare (TW.LTR)            Department,         dated




                     'v   ■
                                                                                       SRK,J
                                                                  W.P.Nos.4761 & 4764 of 2019
                                           4




  15.02.2019          (challenged     in   W.P.No.4761        of         2019)        and

 G.O.Ms.No.51,             Social Welfare (TW.LTR) Department,                     dated


 15.02.2019 (challenged in W.P.No.4764 of 2019).
        (d)         The petitioner was in continuous              possession          and

 enjoyment of the subject property till the subject land was acquired
 under the Resettlement and Rehabilitation Package for Polavaram
 Project. Though there is a categorical finding by the Special Deputy
 Collector (Tribal Welfare), K.R.Puram that 5*' respondent in Writ
 Petitions, who are non-tribals were in possession and enjoyment of

 the schedule land situated in an agency area and it is a
contravention under Section 3 (1) of the LTR. There                              i
                                                                                 IS    no


correlation         with    old   Patta    No.115    of    Buddulavarigudem,
H/o.Buttaigudem village with the present schedule mentioned lands
i.e. R.S.Nos.1629/1 and 1629/2, and it can be said that 5*'^
respondent in Writ Petitions have no permission/order to purchase
the land situated in an agency area.
       (e)         Pending Revision Petitions before 2 nd             respondent,

when         the   Land Acquisition        Authorities    tried     to      disburse

compensation amount to 5*^ respondent in Writ Petitions, petitioner
filed Writ Petition No. 1717 of 2017 before this Court and vide
Order, dated 11.07.2018, this Court allowed the said Writ Petition,
                                                                            SRK, J
                                                       W.P.Nos.4761 & 4764 of 2019
                                    5




 directing the authorities not to pay the compensation either to the
 petitioner or to the respondent No.5 in Writ Petitions, till the
 disposal of Revision Petitions. Under the guise of impugned Order,
 respondent No.5 in Writ Petitions are making hectic efforts to get

the compensation amount in respect of schedule property and if 5**^
respondent in Writ Petitions are allowed to receive                         the


compensation amount payable on the acquisition, the very purpose
of filing these Writ Petitions would be defeated rendering
irreparable loss to the petitioner. Hence, the Writ Petitions.
     4.
             This Court vide Order, dated 09.04.2019 in I.A.No.1 of
2019 in W.P.No.4761 of 2019 and I.A.No.1 of 2019 in W.P.No.4764

of 2019 granted interim Order, suspending the G.O.Ms.No.45,
Social    Welfare   (TW.LTR)      Department      dated       15.02.2019

(challenged in W.P.No.4761 of 2019) and G.O.Ms.No.51, Social
Welfare (TW.LTR) Department, dated 15.02.2019 (challenged in
W.P.No.4764of2019).
     5.
             The Special Deputy Collector, Tribal Welfare, who is
respondent No.4 in both Writ Petitions filed counter-affidavit on its

behalf and on behalf of respondent Nos.2 and 3, denying the
contents of the Writ Petition and contending inter alia that the
Special Deputy Tahsildar, Tribal Welfare, K.R.Puram                   made
                                                                                   SRK,J
                                                              W.P.Nos.4761 & 4764 of 2019

                                         6                                                  \




complaints to the Special Deputy Collector (TW), K.R.Puram,
stating that the schedule property is under possession                            and


enjoyment of non-tribal i.e. respondent No.5 in both Writ Petitions

and sought for ejectment; that the said complaints were numbered
as S.R.Nos.11/2006 and 12/2006 in the Court of the Special

Deputy Collector, Tribal Welfare, K.R.Puram.

       (b)       Respondent No.5 in W.P.No.4761 of 2019 appeared
before the Special Deputy Collector and deposed that the land in

R.S.No.1629/1        measuring      an       extent   of   Ac.6.03      cents        in


Buttaigudem village was originally belonged to tribal people viz.
Kummara Kannayya and others; that the said land was purchased
by Daggu Gangamma from the said tribals by obtaining permission
from     the      then    Special    Assistant        Agent       Kovvur         vide


L.Dis.C.No.l/SR of 47 and later, she sold the said property to one

Kanumuri        Ramakrishnam        Raju      and     Narasimha      Raju; that
Narasimha Raju sold the land to one Alluri Venkata Krishnam Raju

in the year 1966 and later, 5'^ respondent in W.P.No.4761 of 2019
and    his     brothers
                          viz.   Nageswara Rao and Satyanarayana

purchased the same in the year 1968 through a Registered Sale
Deed No.891 of 1968 and during their family partition, the schedule
land fell to the share of 5*'' respondent in W.P.No.4761 of 2019.
 m   ■




                                                                                     SRK.J
                                                                 W.P.Nos.4761 & 4764 of 2019
                                            7




             (c)     In respect of S.R.No.12/2006, 5"^ respondent appeared
        before the Court of the Special Deputy Collector and stated that his

        father viz. Kanumuri Ramakrishnam Raju purchased the schedule
        land from one Daggu Gangamma in the year 1950 and the said

        Gangamma purchased the same from the tribal people                            viz.


        Kummara Kannayya, Venkanna, Gangulu with the permission from
        the then Special Assistant Agent, Kovvur vide L.Dis.No.1/SR/47

        and the schedule land fell to 5^^ respondent's share in W.P.No.4764

        of 209 share through partition among their brothers.
             (d)     The then Special Deputy Collector observed that the

        schedule mentioned lands and the land covered by permission
        granted by the then Special Assistant Agent to the Government,
        Kovvur are not one and the same and concluded that the lands

        were acquired from the tribals at a certain point of time                    and


        disposed of, by allowing the complaints of the Special Deputy
        Tahsildar, ejecting 5'^ respondent in both Writ Petitions vide Order,
        dated 09.05.2006.

             (e)    Aggrieved    by   the       Order,   dated   09.05.2006             in

        S.R.Nos.11/2006 and MIIQQQ, 5'^ respondent in Writ Petitions filed

        appeals before 3^*^ respondent and the said appeals were allowed
        vide Order, dated 18.04.2015 in SRA No.2/2010/F2 against
                                                                                           m
                                                                                      \




                                                                            SRK, J
                                                        W.P.Nos.4761 & 4764 of 2019
                                     8




  S.R.No.11/2006 and SRA No.1/2010/F2 against S.R.No. 12/2006
  and set-aside the Order, dated 09.05.2006 passed by the Special
  Deputy Collector. Aggrieved by the orders passed in the said
  appeals, petitioner filed Revision Petitions before the Government,
  but, the orders passed by the Appellate Authority were confirmed
  holding that there is no violation of Regulation, and the sale deeds
 and possession of 5*^ respondent in Writ Petitions, is lawful. The
 petitioner failed to produce any document to establish that he is
 tribe and has been i
                      in possession over the schedule property; that
 the schedule lands
                        are zeroyath lands and the sale transactions

 occurred prior to the commencement of the APSALT Regulation
 and the petitioner had not proved his possession and enjoyment

 over the schedule land before the Revisional Authority. Hence, it is
 prayed to vacate the Interim Order, dated 09.04.2019 passed by
this Court and consequently, dismiss the Writ Petitions.
     6.
              Respondent No.5 in Writ Petition No.4761 of 2019 filed
counter-affidavit denying the contents of the affidavit filed

accompanying Writ Petition. Respondent No.5             reiterated        the

contents of the counter-affidavit filed by respondent No.4 with
regard to acquiring the schedule property; that the schedule

property fell to his share at the time of family partition and has been
 ■ r




                                                                                           I

                                                                                 SRK, J
                                                             W.P.Nos.4761 & 4764 of 2019

                                          9



      in exclusive possession and enjoyment over the same till date.

      There is no contravention of Section 3 (2) (a) of the APSALT

      Regulation. The Regulation 1 of 1970 in the Andhra Area came

      into force with effect from 03.02.1970 and the sale transaction

      occurred in the year 1968, therefore, the provisions              of above


      statute do not apply to the said lands.

            (b)      The petitioner did not file single document to prove that
                                                                                     nd
      he is in possession and enjoyment of the schedule property. 2

      respondent rightly dismissed the Revision Petition filed by the

      petitioner and there is no illegality and contravention                of   the


      provisions of the aforesaid statute. Therefore, S**" respondent has

      got right to claim compensation as a legitimate owner                  of the


      schedule land. Hence, it is prayed to vacate the Interim Order

      dated 09.04.2019 passed by this Court and consequently, prays to

      dismiss the Writ Petition No.4761 of 2019.


            7.       One Kanumuri Viswanatha Raju, son of 5*^ respondent
      in   Writ   Petition   No.4764   of 2019,   who was      impleaded            as



      respondent No.6 in Writ Petition No.4764 of 2019, filed affidavit

      denying the right, title and ownership of petitioner              over       the


      schedule lands. He too reiterated the contents of counter-affida vit

      filed by 4*'" respondent, with regard to manner of acquiring the
                                                                              SRK,J
                                                         W.P.Nos.4761 & 4764 of 2019
                                     10




  schedule property by 5^^ respondent in Writ Petitions. Earlier, the
  Special Deputy Tahsildar (TW), K.R.Puram complained before the
  Special Deputy Collector (TW) alleging that 6* respondent and his
 family members were in possession of the schedule lands in
 contravention of Section 3 (2) (a) of the APSALT Regulation and
 subsequently, the then Special Deputy Collector (TW) conducted
 inquiry and passed Order, dated 27.09.1978 in S.R.No.39/1978
 holding that there is no contravention of provisions of the aforesaid
 statute and no appeal was preferred against the said order. The
 petitioner did not file single document to prove that he is the rightful

 owner of the schedule property and without any right, title, interest
     possession, filed frivolous cases including the present Writ
or




Petitions. There is no illegality or contravention of the provisions of
the aforesaid statute. Though respondent No.5 died on 02.07.2013,
petitioner, without showing respondent No.6 as            party to the

proceedings, wantonly showed respondent No.5 as party, with a
malafide intention to get wrongful gain. There are no merits in the
Writ Petition and the same
                             is liable to be dismissed with exemplary
costs. Hence, it is prayed to vacate the Interim Order, dated

09.04.2019 and consequently prays to dismiss the Writ Petition
No.4764 of 2019.
                                                                                                  1

                                                                                       SRK,J
                                                                   W.P.Nos.4761 S 4764 of 2019
0^.                                           11




           8.          Heard learned counsel for the petitioner and learned

      Government Pleader for Social Welfare representing respondent

      Nos.1      to   4    and     learned   counsel   for respondent           No.5       in


      W.P.No.4761 of 2019 and learned counsel for respondent No.6 in

      W.P.No.4764 of 2019 and perused the entire material available on

      record.


           9.          Learned counsel for the petitioner would contend that

      5*'^ respondent did not obtain permission from the concerned
      authority to purchase the land situated in the agency area, as

      property        in     old     patta    No.115    of    Buddulavarigudem,

      H/o.Buttaigudem village with the present schedule property                           in


      R.S.No. 1629/1 is not one and the same. Learned counsel for the

      petitioner would further contend that the Special Deputy Tahsildar

      (Tribal Welfare) categorically gave finding that 5*^ respondent is a

      non-tribal and he was in possession and enjoyment of the land in

      an agency area, but, in the said impugned Order the same was not

      appreciated either by the Appellate Authority or the                  Revisional


      Authority.

           10.         Learned      Government     Pleader   for   Social        Welfare


      representing         respondent Nos.2 to 4 would contend that                     the


      schedule lands were purchased from the tribals by obtaining
                                                                           SRK,J
                                                      W.P.NOS.4761 & 4764 of2ai9
                                 12




 permission from the then Special Assistant Agent, Kovvur and later,
 they fell to the shares of 5^^ respondent in both Writ Petitions.
 Learned counsel would further contend that there is no violation of

 the Regulation and the sale deeds and possession of 5^"

 respondent in Writ Petitions, is lawful. The petitioner failed to
 produce any document to establish that he is scheduled tribe and

 has been in possession over the schedule property.
      11.
             Learned counsel for respondent No.6 in Writ Petition

 No.4764 of 2019 would contend that the then Special Deputy
Collector (TW) conducted inquiry and passed Order,                   dated


27.09.1978 in S.R.No.39/1978 which was numbered basing on the
complaint of the Special Deputy Tahsildar (TW), K.R.Puram and
that there is no contravention of provisions of Section 3 (2) (a) of
the APSALT Regulation.
     12.
            A perusal of the Orders, dated 09.05.2006 in
                                                      i

S.R.Nos.l 1/2006 and 12/2006 passed by the Special Deputy
Collector, Tribal Welfare, K.R.Puram, it was observed that the
schedule lands and the lands covered by permission granted by the
then Special Assistant Agent to the Government, Kovvur are not
one and the same and held that acquiring the schedule lands from
tribals is in violation of the APSALT Regulation. Aggrieved of the
                                                                                   I
                                                                         SRK,J
                                                    W P.Nos.4761 & 4764 of 2019

                                 13




said orders, respondent No.5 in both Writ Petitions preferred

S.R.A.Nos.1/2010/ F2 and 2/2010/F2. A perusal of the Orders,

dated 18.04.2015 in the aforesaid appeals passed by the Agent to

the Government and District Collector, West Godavari at Eluru,

goes to show that it was held that all the sale transactions in

respect of the schedule lands are valid transactions and they are

not hit by Section 3 (2) (a) of the APSALT Regulation and thereby,

Orders, dated 09.05.2006 in S.R.Nos.11/2006 and 12/2006 passed

by the Special Deputy Collector, Tribal Welfare, K.R.Puram, were
set-aside.

     13.
             A perusal of material on record further goes to show

that petitioner preferred Revision Petitions against        the     orders


passed by the Agent to the Government and District Collector,

West Godavari, before 2"^^ respondent, wherein, 2"^^ respondent

vide G.G.Ms.No.45, Social Welfare (TW.LTR) Department, dated

15.02.2019    and    G.D.Ms.No.51,     Social   Welfare       (TW.LTR)

Department, dated 15.02.2019, upheld the orders of the Appellate

Authority.

     14.     Learned counsel for the petitioner would contend that

there is a statutory bar on alienation of immovable property situated

in the agency area and simply because acquisition of the schedule
                                                                                     SRK, J
                                                                W.P.Nos.4761 & 4764 of 2019
                                          14




  lands by S'" respondent in Writ Petitions by way of sale was held to
 be in order and legal, that circumstance itself would not come in the

 way of the statutory authority, as the petitioner being a tribal in the
 schedule area, his right over the schedule lands cannot be
 defeated. He placed strong reliance on the proposition of law laid
 down in Vemula Bhaskar Rao and another V. Government of
 Andhra Pradesh and others^                wherein it was held as thus:
 (Paragraph No. 12)
              "The   Regulations   were    enacted   through    a    special
        mechanism in exercise of powers under Schedule-V of the

        Constitution of India. Framers of the Constitution have evolved a
       spectal procedure for protection of the rights of the tribals in the
       scheduled areas. Such rights cannot be permitted to be defeated
       by having recourse to the hyper-technicatities. It Is apt to refer
       here that apart from the prohibition contained under Section 3 of
       the Regulations, the alleged transfer in favour of Subbaiah w/as
       invalid on account of the prohibition contained under Section 38-
       E of the Act. It is rather unfortunate that it took three rounds of
       litigation spread over three generations for the 5' respondent to
       realize the land. Correspondingly, the family was denied the
       benefit of the enjoyment of the land for such a long time. The
      matter cannot brook any further delay.




2009 (2) ALD 500.
 K




                                                                                             SRK, J
                                                                         W.P.Nos.4761 & 4764 of 2019

                                                    15




         Further, in G.Nageswararao @ China Nageswararao v.

    Government of A.P. and others^, wherein, it was held as thus;

    (Paragraph No. 10)

                  "Section 11 CPC enshrines the doctrine of res judicata.
           Rule 8 of A.P. Agency Laws 1924 is also couched in similar
           terms incorporating therein the doctrine of res judicata. One of
           the essential postulates for the applicability of the doctrine is that
           'subject-matter of issue in the subsequent proceedings had been
           directly and substantially in issue in the former proceedings and
           such issue had been heard and finally decided therein'.                   The

           basis on which the doctrine is founded is rooted in public policy,
           as it is apparently unjust and unreasonable to permit the same
           issue to be litigated afresh between the same parties or their
          privies. It is not sufficient if the two issues in the two proceedings

           are similar, but they must be the same. Physical identity of the
          subject-matter alone does not make the doctrine applicable.
           There shall be identity of the subject-matter in the juridical sense
           as well. The plea of res judicata cannot succeed unless                   the

           question of law or issue of fact arising in the subsequent
          proceeding was the subject-matter of an issue heard and finally
           decided in the former proceeding between the same parties or
           their privies."



         Further, in N.Durga Rao and another v. Special Deputy

    Collector (Tribal Welfare),                 Kota      Ramachandrapuram,                 W.G.


    District and others, wherein it was held as thus:

                  "Orders passed in the first proceedings initiated under
           regulations       will   not   operate    as   res judicata   if the     later



    ^2007 (6) ALD621 (DB).
                                                                                      SRK,J
                                                                 W.P.Nos.4761 & 4764 of 2019
                                           16




           proceedings were initiated by third party or by the same party on
           the basis of any further material and in the present case there is
           no fresh or new material warranting a contrary view than the one
           taken earlier. "




       Further,
                      in Special Deputy Collector (Tribal Welfare),
 Rampachodavaram, East Godavari District and others V. Datia
 Venkapathi Raju and others^ wherein it was held as thus:
 (Paragraph No. 12)

                 "The provisions of sub-section (1) of Section 3 of the
        Regulation make it very clear that there is a statutory bar on
        alienation of immovable property situate in the agency tracts by a
       person, whether or not such person is a member of Scheduled
       Tribe. The bar contained in sub-section (1) of Section 3 of the
       Regulation operates in present!. Simply because in the earlier
       proceedings acquisition of the schedule lands by the 1st
       respondent/writ petitioner by way of transfer was held to be in
       order and legal, that circumstances itself would not come in the
       way of the statutory authority, like the 1st appellant, exercising
       the power conferred upon him under sub-section (2) of Section 3
       of the Regulations, if he subsequently comes to know that the 1st
       respondent, after such acquisition, in turn, transferred the
       schedule lands in favour of third parties in breach of the bar
       contained in sub-section (1) of Section 3 of the Regulations.''

     15.
                 Learned counsel for the respondent No.5 in Writ
Petition No.4761 of 2019 and respondent No.6 in Writ Petition

'2003(1)ALD 386 (DB).
                                                                              SRK,J
                                                         W.P.Nos.4761 & 4764 of 2019
tv.                                    17




       No.4764 of 2019 placed strong reliance on propositions of law laid
       down in Mallina Venkatarao v. District Collector, West Godavari
       District, Eluru and others'*, N.Durga Rao and another v. Special

       Deputy Collector (Tribal Welfare), Kota Ramachandrapuram
      W.G.District and others^ Payam Ankamma v. Special Deputy
      Collector, Tribal Welfare, Bhadrachalam, Khammam District

      and others® and Chinthalapati Ramalinga Raju v. District
      Collector, Eluru, W.G.District and another^ and contend that

      when once the Revision Petitions filed by the petitioner before 2         nd




      respondent, to review the order of the Appellate Authority            was



      rejected, the petitioner is not empowered to seek the relief by way

      of Writ petitions.

            16.
                    Apparently, a perusal of material on record goes to
      show that earlier, vide Order, dated 27.09.1978 in S.R.No.39/78

      passed by the Special Deputy Collector, Tribal Welfare. Eluru on

      the complaint made by the Special Deputy Tahsildar, examined the
      respondent No.5 in both Writ Petitions, wherein, respondent No.5 in
      W.P.No.4761 of 2019, deposed that he along with his two brothers
      purchased the schedule land from one Alluri Venkata Krishnamraju


      "2005 see OnLineAP 434.
      ^2003 see OnLineAP 363.
      ® 2009 see Online AP 839.
      ^ 2000 see online AP 27.
                                                                          SRK,J
                                                     W.P.Nos.4761 & 4764 of 2019
                                  18                                               %



  on 27.06.1968 under a Registered Sale Deed and in partition of the
  properties, S'" respondent got the schedule land towards his share.
  It was further deposed by 5 respondent in W.P.No.4761 of 2019,

  that one Alluri Venkata Krishnamraju purchased the schedule land
 from one Kanumuri Narasimharaju          on   30.09.1963       under a

 Registered Sale Deed and he got exhibited those Registered Sale
 Deeds in S.R.No.39/78 as Exs,B4 and 85. It was further deposed
 that father of 5'" respondent in W.P.No.4764 of 2019 viz. Kanumuri
 Ramakrishnam Raju purchased the schedule land from one Daggu
 Gangamma in the year 1950 and the said Gangamma purchased
 the same from the tribal people viz. Kummara Kannayya
Venkanna, Gangulu with the permission from the then Special

Assistant Agent, Kovvur vide L.Dis.No.1/SR/47.
     17.
            A perusal of the documents that were exhibited in

S.R.No.39/78 goes to show that the schedule land in question was
under the enjoyment of tribals by name Kunja China Gangulu and
his sons and they sold it to Kummara Dulappa on 29.06.1936 and
the sons of Kummara Dulappa sold the said land on 10.02.1947 to
one Daggu Gangamma, a non-tribal, after obtaining permission

from the Assistant Agent, Kovvur vide L.Dis.C.No.l/SR of 47, dated
01.01.1947 and later, she sold the said land on 18.12.1950 under
 !Y ■   7




                                                                                    SRK,J
                                                                W.P.NoS-4761 & 4764 of 2019
                                             19




            Registered    Sale   Deed,    dated    18.12.1950     to       Kanumuri

            Ramakrishnamraju and Narasimharaju, who are non-tribals, and
            from then onwards, the schedule lands were in occupation of non-
            tribals continuously. Indeed, the Special Deputy Collector, Tribal
            Welfare vide Order, dated 27.09.1978 in S.R.No.39/78 observed
            that all the transactions are valid transactions and held that they
            are not hit by Section 3 (2) (a) of the Andhra Pradesh Scheduled

           Areas Land Transfer Regulation, 1959 as amended by Regulation I
            of 1970 and thereby, dismissed the petition. Surprisingly, again
           S.R.Nos. 11/2006 and 12/2006 were numbered against respondent
           No.5 in Writ Petitions on the pretext that the schedule area is in
           possession and enjoyment of non-tribals in contravention                   of


           Section 3 (1) of the APSALT Regulation. Indeed, lucid explanation
           was
                 given by the then Special Deputy Collector, Tribal Welfare,
           Eluru in its Order, dated 27.09.1978 in S.R.No.39/78 as to how the

           petitioner is not entitled to the schedule property. When once the
           matter was already adjudicated by an authority that acquiring the
           schedule land by respondent No.5 in both Writ Petitions does not

           hit by Section 3 (2) (a) of the APSALT Regulation, reviewing the
           same by this Court in Writ Petitions does not arise. Furthermore,

           the petitioner did not prefer any appeal against the Order, dated
                                                                                         SRK,J
                                                                                                  i
                                                                    W.P.Nos.4761 & 4764 of 2019
                                              20




         27.09.1978 in S.R.No.39/78 passed by the Special Deputy                                      1
         Collector, Tribal Welfare, Eluru and the said order is still subsisting,
         Therefore, the contentions raised by the petitioner are not tenable
         and this Court is of the firm opinion that there are no merits in the
        Writ Petitions and they are deserved to be dismissed.
               18.
                      Accordingly,   the      Writ    Petitions     are      dismissed

        confirming the Orders of 2''" respondent vide G.O.Ms.No.45 , Social
        Welfare (TW.LTR) Department, dated 15.02.2019 (challenged i                       in


        W.P.No.4761      of 2019) and G.O.Ms.No.51                 Social       Welfare

        (TW.LTR)      Department,     dated        15.02.2019      (challenged            in
        W.P.No.4764 of 2019). Consequently, the interim Orders dated
        09.04.2019, passed in I.A.No.1 of 2019 in W.P.No.4761 of 2019
        and I.A.No.1 of 2019 in W.P.No.4764 of 2019, stand vacated.
               There shall be no order as to costs.

               Consequently, miscellaneous applications pending if any,
       shall also stand closed.

                                                                   Sd/- K. TATA RAn
                                  //TRUE COPY//             deputy REGISTRAR

To,                                                               SECTION OFFICER
  1.

  2.
       One CC to Sri K. Jyothi Prasad, Advocate fOPUC]
       Two CCs to
                       OP for Social Welfare,^ High Court of Andhra Pradesh
       [OUT]
  3. One CC to Sri Sita Ram
 4. OneCCto Mrs.              Chaparla, Advocate fOPUC]
                        Nimmagadda Revathi, Advocate fOPUC]
 5. Two CD Copies
 Cnr
  HIGH COURT


DATED:15/10/2025




COMMON ORDER

WP Nos. 4761 and 4764 OF 2019 g{ 0 3 NOV 2025 '^NQjrrentSectioiix'J^ DISMISSING THE W.Ps WITHOUT COSTS