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 17, Cited by 0]

Andhra Pradesh High Court - Amravati

Farms And Developers vs Mee As Types V on 17 February, 2026

IN THE HIGH COURT OF ANDHRA PRADESH AT AMABRAVAT
NAL JURISDICTION)

TOURSDAY, THE SEVENTEENTH DAY OF FEBRUARY,
TWO THOUSAND AND TWENTY SIX

(SPECIAL ORIG!

:-PRESENT:

HONOURABLE SRI JUSTICE B RRISHNA MOHAN
WRiISSO7/2025, WPY6s00/2025, WP/S256/2028, WP/ISS00/2025,
WPI8S3 2/2025, WPS 3956/2028, WPY/S22 7/2028, WISI 38/2025,
WPIS38U/2025, WPRIS388/2025,  WP/sao2/2025, WPYSSO6/2028,
WR/STOa/2028, WRIST 04/2028, WPIGT OS5/2025, WPYS7 08/2025,
WPYOT 10/2025, WPYST1 4/2028, WYSTT 22028, WPAN (3/2028,
WPRIST1 20258, WP/9304/2025, WPiTa62 1/2025, WPT? a6/203s,
WPNSO26/2024, WPN6882/2084, WPRTOOS/2084, wWPiyooasos4,
WPATOTH2024, WPIM7023/2024, WPI1T194/2028, WENoTaaeoz4,
WEISS? 48/2024,  WPMST46/2024, WPYTSTS1/2024, WPoTagrogd,
WPHOTSS/2024, WPASTSS/2024, WPNSTS6/2024, WPS S7/2024,
WPITO7S8/2026, WPI19801/2024, WPMOET3/Q024, WPrseTs(zo2d,
WPQ881/2024, WPMSSS0/2024, wWPuossaog4,  WPiasseneoo4

WP NO: 6507 DF 2028:

Satween:

Mis Hayagreeva F

UPdet

Farms and Developers, A registered Parinershin firm
the provisions of Indian pane ership Act, 1932, Having its Office af Door.No.8-
SSO0T? Rep.

Aged 45 years, Sfo. Sri Mune aswara Raa.

Visakhapatnam 5 by its Managing Partner, Gadde Brahma,

Petitioner
AND
Deparment of Reyerue, Secretariat, Vedagapudi, Amaravat, Guntur

mm

2. }he District Collector of Visakhapatn: n, Visakhapatnam. ,


~~ Oe

we

8

<3

Respondent

4
i
>

Jaring t

2h3

INO

Go

att

&

t

et
33

Ne

me

me - 45 " Lon f i a ge Seese th 591 ye
at we £h reg ad SES , pee he £3 "Sy Pon, A vue
i taal CM ae i ve few om Wed "oe ¢ wenn GF
ang SB ay rend rae) £5 " i on + eed 4 1% fh
aoe Sober watt o? aw ee rao Soon £5 aie wt yn Rat ng on ay
oe wm. tote oeey "y Ee a" rad , pete ifs eS fies a fe. a
1 ty ie ont - agen ae ws oe es mt : be aes yy oe. a
a a vane, a ob 2 teen Am " ee ,
oe po oe 4 s see eo Rh be oo pe i - Son , we
- steee, erage fore oo in oc 3 $ a iC is rae pet iP
oS heed £9% ¢ ewene oi fan yee it we, Seve eer sooo an coy 'eens £
oA ied eo Fes ; fo. ron 'shoot weg, an, ee trot Ps wood ae A
+ en, wi nea 4 "% no o% aad " 3
o ere Bes $e fet od 7 Es +S, jane ~. weneee %, ee
24 feo A ty aoe " " pigte % SA ; 4
03 ted m £3 Oth sn es aioe Bet
on 0 s : me
oa as) we io ra we ye

ce

se

5
Le :
ae Rood . fi ; when recon, 4 ae "ees
°S . tipoe sedeo, 2
be
x

Oo
c
4

seed eee
' . 5 ve wc enewe "eee . Be ohen
ee ny: i  & w & fj Oe gp ae og
- C3 ans eo eo ? Pal Sat ned i hte
£2 ns "orn he wo iS OS ' ro ee al BY a on
m@ be  O tc & Ho 2 es 2 & # mg
aed bee 2 2 a on fi
wg a s ee og", eee ms pry poe oe t
vt ty ety tm ER a nn > ies no
rs ee fee ppl EG ey , os oe ws Th Bo ye
. 3 bees fade, oh Cin toe, ie reyes, Cos OE "pon wn 'ag "Bod
wy % ; btewe be rod * aes Iowe iis By od vee poco ae sere
sl Ue Be gee ee = RB & vt Sm, ED,
"<p ay, ts é La WE ct. im wr Noche ad i gn res3 rs
D 353 + "gree nee a £5 oer. 2 4 0
th as eon Sh Sy beaches re ted a ab) at boeid "hs q " re ¢ ro
Fa a we : ie 3 wa howe oh. oe otoee,
Ps "sy ee weeee reese ane Q ae. , wheos 4 Ss '* sped geet
oe, £ o ip gs i eat ets oe on
iar), a <a ans) ie a: Ce oe) or re - an 4 24
2 yer és uae . eves, wang "% Seen fn} CA ond yo
reve. Seen a mage Sree £ ee an Deed oq ' % vee £o bee
3£% Nee i m8 if a rrr "4 gD hes 7% Sf ry ts ch.
ate tha es v "oe peer Sh 13 ; essed faben nad tg ae Bs weed rts
Som BV Be |B » 6 BN F 2 ot 2 ie C2 te
os ted $ ae a ae cnet ay rs ge IMS ene ny von
tae 7 . wee, " we, ii * ae pobn, a
rg aan ve tn ta fe 43 7 ne A i Og Saeed i a3
% o% i ee 'eee aa ee Ss ny % feet pans food ae we, § gn oa . rn cee
ore ord Und ie Sean se el We gir a ws 4%, KS eh noe i) pde opens
oe re ee oo nasa amo" z oo ae ene Bey AS on agen wed oe
Log ro" a seed on vege se, a w < eh rat ee and wah eA eee
oi oo << cs ie wh. eee pene, ede a ty = fo oo "f 3
Boe 2 we Bs A BS MO Oe gs a y
oa KE oS Se0n "eee noe ae Sani aed " tft bres sped res Ae
he mee. wom, 63 Veet we , 4 x cteed , 4 a edt
' 'Ae ey ceed 'ne feew ms 4 r% 'igh a a "ey Ly: eet ty
rhe? wen om Whee. Seeeey o awd wns Dead a td sf as 4 he 'ad as a3 Se
. raced vest 3 sS oe ~ " et
' pao % % ot Sd Bf "st, . . toe OG steed on
vane fone Seer fey pen frmen, Sooo, nm, ° 7 . eee eoiptmy . a wer ewe me ae
ra : $5 er) ge 2 teen oe wt fe £3 peed m. es a eed reser) a we
aA " con 2 | a vy Pn as
; gen "eee eee ey % Nt ty wae, bee: Lb. rs : nope, be
a ne mm OY a me IG o Fs aa om: CS. a gt ners 189 nee 3
wee YD " POM & 8B si G Me Oo BR Be haa eg ie ye
£03 eo . wee a o yo gon at Paced on be eee oy we a es wt wen ed
on oa st per spor a sonal a ey wet sae hee ee roa) "abel yore fone
mak "im Sane bnee - ao o oes $4 ne om Io Shs on
rs a Sh we th My OT ge et the md 2 nod i on
Loe 2 tf noe we Z ; RM Lr i ff ve wm os saeew ewe n web
ao 5 we cr gts ee Na vows fo 05 fon 5 H C5 i}
a} ees nn oS) ean thf @ ens?) hbk 9
oy At Apo eS a rete, a pr inn, " seeee ge hy
n wie feel gS sa ae fom nye ode 4 E "83 EN i a a oo
ge Fe ms . " , g a en 4, ony
oy ke rn > re oS OS a ge
ne "xO wt "e ; Poa ~, fy Sneed e dere C% Crs we % npeees ES
3 SS a cn a 3 se ans: as a
7 as wee 'ge ee oe 34 on, > ; rapes, he Cn un " g 3 Eats of
4 ' ied ones % fon bon ar} nA ns £3 oe "KB Od yap rae a
CO UW Ch tn Cae i wm we SF ay 4 fe te a yw OG
'a oe " 'wees 4 os é . £84 fs ah ve
eh, ~ 6 # G © ee fe EA geen eh Rf ie ee ef oA "ene
'agree bead ig bees ene sa a . 's 5 gente t nwee isd bed



$

occupation of the Fetitioner and the construction activily being undertake:

34
A
oh
we
eer
yenage
es
'ate,

the Petitioner in schedule praperty adrmeasuring an extent of Ac. 12.47 canis
in Sy.Noee/S of Encdada Vilage, Visakhapainam Rural Mandal,

Visakhapatnam Oistrict, Pending di spose fof WP No.650

he High Court

noe

of
The Petition coming on for hearing, upan perusing the Petition and the
affidavil fled in support thereof and the order of the High Court order dated
73.03.2025, 20.32.2025 & 27.07.2088 made herein and upan hearing the
arguments of Sr Ary Kumar Kenaparthi, Advocate for Ine Retilioner, and of
GF for Revenue for the Raspondents:
WP No.bS08 of 2028
Setwesn:

g

H No? 1400, Koyavarioaiem, Enamadala, Guntur-S22019
Petitioner
| AND
The State of Andhra Pradesh, Rep. by Hs PriSecy, Depariment of

cade,
,

Revenues, Secretarial, Velagapudl, Amaraval, Guntur District

Fe

&, The District Collector of Visakhapatnam, Visekhapatnarn.
3. The Vahsildar, \ Jisakhanainam Rural, Vi J eeepamen

~

Sioor, Sukshetra - East Point, East Point Colony,

+

in

ze

a

Z
ty

Visakhapainan. 530017 Rep by is Managing Partner
Respondents
Petition under Aricle 2268 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased fU Issue an appropriate Wr or order or direction more partkadarly in
ihe mature of Writ of Mandamus declaring the action of the Raspandents more
particularly the action of 2°" 2espandent herein Wp ISSug procescings vice

VOS.2025}) by which the Respondents are seeking fo resume the land


eee
hy ge 4g been £ a8
: se iy an) "4 yoo ye OBES oe od
ott ree 'pees % 4 syed a fs £ fd Sf hoe, oe ee oteos 4% ae ee
. a Sees 4, snes Metne, yan , ~% 4%, ne "en Sesaed poe oh
beet pee, sa 7 'neg £34 rs an z rypen 8 ;
x, toe Ge va F793 fone sad pA " yo 6 a i eee " Be aed
& oe 2 CE ty rns Ss ase] eG om he og A ae < a
foe fs Oo ce) 425 ee see free, ger won we, 1) when 25 tug Stee pa eee
oy be «nee om, "he weed et as tene al steed ee ees pot sgeot
Wither oven a Se 43 rae Oh tag KG af "hoch 'bd oe fee ifs :
j ss : ar on id a, fe oe mS tt
Bom wm BS FOF fe LS loc, "he Oo FSO
cad ~ ht a3 nt 8S tae r% rat oot '2 4] oe el Sede FN ot
oe agere hove "we ee 4 Hos head Sedee re) ee ", rigs . as ees
Mer : yee' me ue rr 9) cae Ss hy ' we
: : ne ne yee 6 vbeee ea Cm ay 7% wen 'eetre Pass et rr 'eset Seer
kanes oe yee ay eae, - es OD Gs C3 ad ; whod wg. bad ct took
OC as FO a a ro bn YY hy ec &
She toad g cn " we sere a "3 Kee n% wt eS
ny 4 Peas' ra saad ts Ss Sutton Fat OS hd % 59)
en Go ey "4 oe aaa " ie "3 ' ro EG bone ae o£ a
we ONE Se mx a, Jf 6h = oy oi fe py oe ard
59] PT Ngee i ion ; oy Qe le pe tf pee i a mG en othe
wate am A A] is chee "e% or Law, oy th ee , Me eh en eri to
a Go Ew @ & * Be as ar re ges! he Se
» £13 "2 os, a aes aes nn wy 6
se. as ese t eee . 'ate eed t eve "
ce ann tS: fee zy we pease as) at wer ee & ae io 3 tk, che ed % be
a ig ne: CH gS a rn iin i th ae as? a
fad Qo 6 ogres rae a4 ae x a £ Ieee nw ae "Ch (3 ae fan gee ison
Ss a | wo ee ODS "o ft BB a hw TS mn nn?
oon . os z coi " oN, m %, Sra 4 2 4 wee
; on wy ns a a es % Ko WD ED a Sr
re wee yo . £5 . iy aN a y 3 * y rae me on F " ee
oe year sof hoe, Fah 2 e a - : bape ae Sh. a3 " on - £%4
, ; ; wk st ache ves t pea 2 heed ce ». ras c ets ree "Cpe, g ethn saya od
ae : bene aan, & "s a ee nd Rake hen LG te is es oa & ahs i © a ge ai sa aon
Vn er Me ight <n! ye spe gh ee -- ee
a re ten 98 kn a oS ar ar OF RE
as aE ce os a a. a "e eg be a oye ye TR
we mS ey . eg rm "neat Cp wh ESS SE wo " ou oe aS prs we
ue ee "tf mf Le 27 oo tf iin See ™ ok 3 bes ds 4
irs ra . he nee wo on aren . i% ape % "A hos .
ye Bat Be oe fob ie a a $e ae os
seeeit we wie tee , RS 7 a eee en ee oa dn, 7 nen % 5 ioc vane a3} as 55
5 Re ae eg 3 mm # eS Ap 2 ow ww 8 Oe i
saps 'etter co ws ores ac a? i" '., . ' ;
ba Gee GS Oe or? a es vom GS woe a Bw
Am i a3 sm, OF re . £3 4 hat ft eee Ro gs as ed coe C4 ite
nr an a an a 7 B a Sa, Sa e Ge & Gy & So gs te fg
mg Oo 2 & SG w -# Cy S 2 oe gt Bs ne he an ae.
tine ve ae wy gy athens bo ie be % z ; nap, oe pen j
sos Se me whee ee rc an. ann. mer: ae 5 tA ye
ve 6 a Ch Be HS bee om, he . a pes 3 a - May vere oy rai F. 7 nt LA f "3
oe antes 3 me BE Bw Be & , og rt oy ge
i > a tg 3 uy se  & o oe ad ard & "es a 6 a
*, Fe * So gn % the re a nore £g 4 : n ane YE
gE pee OF Go  pyl ES ie a a, ce ns | fe pay, MD a 2 OB
i wae hee? C3 ge % £% ye weed theee " ns hood. La Sing Fossa 4 whet : Sevin i:
~ fc te ft kg mo ge me Ne at Bi ars! gh he
S b A e fF sae en ; oS. es CG "¢4 ns a mes a
g Nagy one "ewes * ge 5 : 4 wenn, 'e OF s edie ; , eee Ms
rar [a he 4 yet ws . . ' woe hors 4 iN C5 when, es) pein fag test _ ce 6h % 3 boo. £ ion feowe
& @ © ". 2 fg, Bw Bo. wu Be me a ne PH
Be. SEBS ey & CBee eer ze & 6% ms ee ne " "
oeee e gene, 'nat Men eer row ee 4 eee aw we €' ce ' wee > re
vod mG " vile ' 3 . nt ae Bs es 6Fs as] gee booed Rh. 4 ae] v3 *
; ae an oa eo "nr nn Aa ead es et " ~~ &
SY nw & 7 8 BT" & a. aa ae Ew &@o BB & SB sg
re a as os Or -aany) ia me | SS o£ ye ge, EOL, oe 45 er 8
ee i & Se Capo Ws Cres Fa af Pied le pM vs Mee as types v
Seer ry : osed teen, if es "4, bes bree as *
ey By nee £ a rot toe, nied
oS yr th Dre, '



ae,

J

fst

The Tahsildar, Visakhapatnam Rural, Visakhapainam
4. Mis. Hayagreeva Farms and Developers, Door. No.8-20-20/1,
Flat No. S02, 4" Floor, Sukshetra - Fast Point, East Point Calony,
Visakhapainam- SS0017. Rap by ts Managing Partner |
5. The Greater Vishakhapainam Municipal Corporation, Vishakhapainam,
Rep by is Gonmimissioner.
_. Respondents
Petition under Article 226 of the Constitutian of India is Hed praying inal
in the circumstances stated in the affidayil Med therewith, the High Court may

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

in the nature of Writ of Mandarnus declaring the action of the Respondents
more particularly the action of 2° Respondent herein in issuing proceedings
yide Re No soar/so0svee DL 10.03.2085 Gerved upon the Petiioner on

14.03.2025 by which the Resnoridents are seeking to resume the land
admeasuring an extent of Ac.J2.51 Cents in Sy.No.92/3 of Yendada Vilage,
Vishakhapainam Rural Mandal, Vishakhapainam Distinct, more particularly the

land in Flot No.4 admeasurin

ws

a8 Sd. yds as being Hegal, arbifrary, unfust
without furiaciction, violative of Princip| Mes of Natural Justice, violative of the
orovisians of the Transfer of Property Act?&81, Contrary fo the Order
EN.19. 72.201 F of this Honble Court in WLP Nos. 264173 of 2074 25653 of 204

aH

and violative of Articles T4, 2] and 2OQA of the Constitution of India and

ny

saa

Cansequently, sei askie fhe proceedings vide sroceedings vile
Ro No S03 7/2006/E2, DE TO03 2025 issued by the Respondent Nod;
iA NO: 1 OF 2028:

Petition under Section 757 CPO is fled praying thet in. the

oircumalariogs stated in the affidavit Hed in support of ihe wri petition, ihe
righ Court miay be pleased to suspend the apoeratian of pracecdings vice
Ro. No. O37 /200G/E2, di10.05.2025 issumd by 3° Respondent, more
parlinudarly fo an extent of the land in Pint Ned admeasuring 585 Sa.yds,

pending dispasal of WWF NO. S256 af 2025, an the fhe of the High Courh


wet

x

§

308 OF 2

x
>

WRIT PETITION NO

>
R.

Retwee

spon

. oretitioner

?

. Raspondents

go 43
DM

?, Gurtur Dist

XS

+
Be

s action of the

a

is Man

ik,
sy
4

3

gz

x

2

&

=

5

fay
int

x

xs

au,

BS

a pa

ee

+

3
?

Ea

"
w

iQ

&

Or

Afri

;

reg
:
Jo

Mat Nod

Secretar

~

-

x
ix
&

awd

pony

RS
>

Ne

Hur: imcliraran

yy the nat

aelrige


3

land in Plot No.S4 admmeasuring 1987 Saq.yds as being INegal, arbirary, unjust,

without jurisdiction, violative of Principles of Natural Justine, wikalive of ihe

a

orovisions of the Transfer of Property Act 188i, Cantrary to the Order

OL TS TS 201? of this Hanble Court in WP Nos. 8S413 of 2074 AND 256456 of

2071S, and violative of Ariciles 74, 21 and GOG4 of the Constitution of india and

Consequently, set aside fhe proceedings Wide proceedings vite

Ee}

Ro No SOS 7 /2e00G/E2, DY 10.03.2025 issued by the Respondent No.2

Fettion under Sectioy 157 CFC is fied praying that in the
craurmstances siafed in the alidavit i Hed in support of the wri petition, the
High Court may be oleased fo suspend ihe aperation of proceedings vide
Ro No Sa r/2oogveg, DL10.03.2025 issued by 3° Respondent, mors
particularly fo an extent of the land in Plot No.3¢ admeasuring 1667 Sa yes,
pending disposal of WP No S309 of 2025, on the file of the High Court.

The petition corning on for hearing, upon perusing the Petition and the
alidavil Hed m support thereof and the order of the High Court order dated
08.04.2025, 20.12.2085 & 37.01.2028 made herein and upon hearing the
argumarnis of Sn Kalepu Yashwanth, Advocate for the Petitioner and GP for
Revenue for the Respondent Nos.1 to 3 and Sd AS.C Bose, Standing
Counsel for the Respondent No S: -

RE PETITION NO: 8332 OF 2025
Between:

Korada Rukmini Devi, Wio Late Korada carkara Rao, Aged about 85 years.
Ric HUNo.8-64/1, Rajaveechi, Vaemulavalasa, Ana anidaguram Mandal,
Visakhapatnam,
.  Pehtioner
1. The State of Andhra Pradesh, Rep. by its Pri.Secy, Department of
Revenue, Secretariat, Velagapuci, Ameravati, Guntur District

~

2. The District Collector, of Visakhapatnam, Visakhapatnam.

% "Fe

3S. The Tahsiedar, Vieaki rapainam Sural, Visakhapatnam


on
a

Ss
a

=

» mespondent

S
be

;

y
>

Ma
id

rst
SREY

x

ye
t

anain

3

3.
Ke
e

K

t

an ape

oR
ga
od

Lunder Aricie

~
x

wy
ey

MR
wae

*

wae

<

3

N
g

ay

+
X

Bs

=

rt

3

<<

=

ee

$

s

*

rs
&

ry Act 7

axhapa

oy

Prop

ys

ondent

%
3

:

TOF 2025

pe
28

ES

iS
3

cy genet base

SS
IA NO

HOP

»

$
x

5
;

suspend {

.

"
<=



x

arguments af Sri Kalepu Yashwanth, Advocate for the Petitioner and GP for
Revenue for the Respondent Nos.1 fo 3 and Si AS.C.Bose, Standing
Gournsel for the Resmoandent Nos:

WRIT PETITION NO: 8336 OF 2025

Between: -

Edupuganti Naga Daanamiaya Rao, S/o E.Gopalam, Aged about 60 year

-

é

Mig Flat No 202, Lalitha Manor, Near Tycoon Hotel, Balai Nagar,
Visakhapatnam, .
. Pettianer
AND
3. The State of Andhra Pradash, Rap. by its PriSecy, Department of
Revenue, Secretariat, Velagapucdi, Amaravatl, Guntur District
é. The District Collector, of Visakhapatnam, Visakhapatnarn,
3. The Tahsiidar, Vi isakhapatnarh Rural Visakhapatnam
M/s. Hayagreava Farms and Developers, Door.No.8-20-20/9,
Fat No. 502, 4° Floor, Sukshétra - East Point, East Point Calo ony,
neeeewun S30017. Rep by is Managing Partner
S. The Greater Vishakhapatnam Municipal Corporation, Vishakhapainam, --
Rep by is Commissioner.
. Respondents
Peition under Article 226 of the Constitution of India is fled graying that
in the circumstances stated in the affidavit fled therewith, the High Court may
be pleased ta issue an appropriate Writ ar order or direction more particularly

in ihe nature of Writ of Mandamus. decta: ring the action of the Respondent

a

83

more particularly the action of 2 Respondent herein in issuing proceeding
vide RoNo.Q0a7/200G/E2 Ot, 10.03. aQeS by which the Resporndenis are
seeking to resurne the land admeasi uning an axtenf of Ac 12.87 Cents in

Vishakhapainam District, more partic ularly the lari in Plot No.1 adrneasurinc

we

ood Sayds as being it thegal arbitrary, unjust, without jurisdiction, violative of


wee,

of

wy

RES
ba!

ies

wg

»
§
x

ay

e

<
a

OGG

aS
>

ary .
SM,

ondent

aN
-

at Mets
Sroka

IANO

7
BG

x
:

QE 2088:

%
*

.
ai

umsfances sf

PALL ON
Madd &

i

rhc

p

Por

isposal

;

a

2
>

2025 &

O.122

O8

.

:

Ss

ok

2
S

for th

Venue

Sy
Mey

§

83S OF 2088

x
2

WRT PETITION NO:

°
BS

Sehween

A

oO. ¢

=
So

2

&.
3
z

x

yarnarayana, S

nen Sa

AND

Meece

£
"

~
3

MS aw we


4. Mis. Hayagreeva Farms and Develupers, Door No.-20-20/4,
Fla No.§02, 4" Floor, Sukshetra - East Point, East Point Colony,
Visakhapatram- 230017. Rep by its Managing Partner
&. The Greater Vishakhanatnam Municipal Corporation Vishakhaoainam,
Rep by Hs Commissioner.
"Respondents
Patition under Ariicie 226 of the Constitution of india is fled praying that
in the circurnatances siated in the aff idavit Hled therewith, the High Court may
be pleased fo issue an appropriate Writ or order or direction more particularly
in ihe nature of Writ of Mandamus declaring the action of the Respondents
more particularly the action of R cespondent herein in issuing proceedings vide
Re No. g07/200e/Ee, O610.03.2025 (Served upon the Pelifioner on
JIGR.2025) by which the Respondents are seeking to resume the land
agdmeasuring an extent of Ac.12.51 Cents in Sy.No.92/4 of Yendada Vilage,
Vishakhapainam Rural Mandal, Vishakhapatnam District, more particularly the
land in Plot No.4? admeasuring SO? Sq.yds as being egal, arbitrary, unjust,
without furisciction, violative of Principles of Natural Justice, violative of the

x

provisions of the Transfer of Property Act.1SS4, Contrary to the Order

cs

DRIS AS. 2017 of this Honble Court in WP Nos. 36415 of 2014 and 26883 of
2015, and violative of Articles 14, 217 and 3004 of the Constiiution of india and
Consequently, sel aside the proceedings vide proceedings vide
Reo. No. 2037 /200:VES, DL10.05. 2025 issued by the Respondent No.2:
fA NOs 1 OF 2088:

Peition under Section 191 OPC is filed praying that in the

circumstances slated in the affidavit fled in support of the writ pefition, the
Migh Court may be pleased to mespene the operation of proceedings vide
Roo Sta So nye? Dt 10.035

particularly to an extent of fhe land in Plot No.4¥ admeasuring a6? Savas,

>

hs

pending disposal of WP_No. 8337 of 2085, on the fle of the High Court.
The petifion coming an for hearing, upon perising the Peliicon and ihe

Nidavil fled in support therenf and the order of the High Court order dated


Monae "we Jha as weee Cid vice awe
ie te or ke bo 48
4h. Yet ee oe ed fh ote seen, 5s)
. ee SY 0G hoon ce cr ws a we esd
. Oe gem fee Se "in re HF m%
. anes ge epee ger ened. cad gene tt e a ? ct
ye BO ke ee ES 5 nr a ae ei Be
bon yd my OY ay c @ EO a ee
3 08 ise} an Sad ra & Hi ra the
a as Z < Z ye ss hove A 4 bere oe
ate? $f dere fh, ton ta nd apres a " po 's foo rs syen
eee f 4, "ee ; + < %, % : ° z. ve ry : ede k
"4 " ine , ? rs) : thoy, %% hd , vores oe when we re ve soe
© poe OE " 5 ie . ee free eo 7 J . woneg
go OF oo oe % ate oa ior wy en mm SA ee dove
weber on ae a 6B 2f% Paen' we wee con sheds Sayer ee Send me
o B B G 8 D fm NP BT BS Boe se & oF Fz
GS EF "5, : bent eget Bom & Bo 2 BOT £5
Bo ee m be mo @ E 6 & Ss OR se xf 8 g Bb
ie 4 sina ' ,, peer ¢ snee on we wile o 4 vee SS o, ae
ge 8D oe of (2 & BE We Se ane OS © eg % a
saat "eng Veag wey ° 4 x. bee , hee oe aig © S
"pen 3 4 hs q as gn * ame i; a io 4 " lag £0 *
'nat ~ Yo if Sone £% hee Css va ot is a on % 's
an eed Ste Bo gh ans bode oe Ot an mB wt
4 ad wd fee "er "eet 4 pat Sd f "eee hee £3 yor hee Ga as a Pa * . woot
ert Oo aS "a a se  & whe nn Sk So ge Bo Sn
cen hn Kens ran pa Seve : ae Fs heed a wes oe: "st a & wt sion ae eg
tee ied rK5 i fore mS we the ¢ Mi a) 533 dove Peal sae) ny vot
"oe WA a se oh. fey £4 hee Se eon Fase ene C4 mn "ES as os oe *n, .
Seoe i mye os oh wee oe ft ete "hs a " "wo en, a ans i, pie on,
i be Bd ip an rs a fie eae " OO £5 yor rors ra CG C3 ss " on Soo
weer, om aa "ae Bad SS "en 2S z3 £% we a t3 fede * " sont i
a ee , Goes, rn, pew, bedee $3 ' Ped fe ret tert At us res oh we -.
ape 4 id , Py ee gm ts Cy ide Mg athe £3 "ho 5S one Pe 1% me
4 wn ' , 89] ms 7 os " in: ise one, sit ies me we
Ieee "e % cares fe wet C74 0K, bovboos ey ile fom deen need a ae £4 yy fess at) gun ro) fo
'eae seeeee wap, £ ms " oo "open ts ne is
ri, eh £% eed oe me Be on an) Ty foe gs Cig he ee a SR te
i a et 4% : . arose ie oh % oo od oS a tt , 4
ae SOUS grey a Snowe G wae By r" wh % es Soe fee rer bebe. pon % an % 5 o
Ze on iy par, eS ron beden tas is 4 ; An wb gan ion A ed raed EB
. fo ote "Sg ih seed ae oh, "ed bee CS oO eed oe ue Raed oo 3 BS oY abe % "ee a
Meu Subp bere a, che ? : wlhe si * oeed 2 " eras ' yer %, %,
vn a es Co eo & ® oe Ee bin HS oe a o & wo Sad
4 ree ey Heed. wet oe, « rede beoe a3 w& ee whens Sees aon , we ts Saat ft
"ome eta oF ae nr Mama . be a) 4 dew gem A oe tod "b
sy go ' eo cee ge poe 2 cg gee AS ee hove > G mE Yea ce m
" "4 Me z . on g . ; 4 Min oe ead oe,
nn oe oF 6 GO OF to aS A oe Bo os ge ep
Hn SA e% ; 'nf 3 % " 3 4, ve . serene ars ",
ed nee eke oS Snape " Ce tft 3 wd mm a & Se ww ef rn a Te
kad Bn os A BB % % Tf £ & fe 6 £8 8 ® ns a ; "sae faa
° bee : Bee age aa : aed "es > Oh p> eg mG eg aes
. al "€ . feee " Mees ie 'Ae, ea
a USE gS "C Us Go be 7 we mB ee Om Y Dm Ye FG «
(ae ae f res) 2 C7 4 as ° . oy. A id $3) £3 Hy itn oS .
ft ed & ~ & wt "eS : bad 4 oan en
+ L S 5 > seeewe Sewee tee rer a. " 4%, a wa ry
i A: rn? me oo ge Wog be ' 2 eS ERGs &
on cant : ye te . . a8 -- Boe £ we AD
pont cg seed i aon bs) bgt, made be ba Ee
feat "A GO ah fn gan fsb £0 2 ben
Bo a Y Bh gy a ce
2 oo BS & ri be eH
' ot we A ; 3 ps 2



>roperty Act, 1881 Contrary to the Grier OF 19.12 2017 of this Har 'ble Court
in WP Nos 6473 of S014 AND 26653 of 2075, and violative of Articles 14,21
and 300A of the Constitution of india and C -orisequentiy, set aside the

> x : a ge Pye - oy a TILK
proceedings vide proceedings vide Re No BOS7/S00G/E2, DL10.08.2028

oo

issued by the Respondent No.2:
iA NO: 1 OF 2038:

Petition under Section 181 CPC is fled praying that in. the

crcumstances stated In the affidavit filed in support of the writ petition, the
High Court may be pleased to suspend-the operation of proceedings vide
Re Noe SQs7/200W/ES, DL10.03.2025 issued by 2° Respondent, more
particularly to an extent of the land In Flot No.36 admeasuring 64114 Sq yds,
pending disposal of WP No.8338 of 2025, on the file of the High Court.

The petition coming on for heart Hg, Woon perusing the Pettion and ihe
affidavit fied In support thereof ana the order of the High Court order dated
08.04.2025, 20.12.2088 & 27.01.2028 made herein and upon hearing the
arguments of Sri KRaleoy Yashwanth, Advocate for the Petitioner and GP for
Revenue for the Respondent Nos.1 fo 3 and Sn AS.C.Bo ose, Offending
Course! for the Res spordent No 5
WRIT PETITION NO: 8384 OF 2095

Selween:
Pachava Lakshmamma, W/o Late Sri Nas ragimhulu, Aged about 81 years, Rio
O.No.3-1-238, Nagendra Nagar, Setty Gunta Road, Nawabpel, Nellore-
.. Petitioner

AND

The State of Andhra Pradesh, Rep. by its Mri Secy, Depariment of

ver

"s

Revenue, Secretariat, Velagapuci, Amaravatl, Guntur Distriet

2. The INstrict Collector, of Visakhapainam, Visakhapainam.

tne

Tre Tahstdar, Visakhapatnam Rural, Visak anainarn


co
ox he t. Me
weet e are, ~ "es ee.
« é rs oe os te} ft ¢ "o% " 6
vo Saad we £6 ageee eee bone bed a Be " it lee Spon ven .
bee ge x Me bre, ver Lo Oo rane a} er sen oe Ay iS % a4 59] tt it's st .
tows fen eee aes rs tere go ies) oy there a A 'i ge ones th, A 4 Gy
x; B cae wae, {ts booe Co Suet "peat rong " rapes booe er] Pas % co '4 ha ne
Rend a - ae "Lb fiver. be we iG cael tee? feet vpn, % nn where, bed os weere wn fh
gr 0% Pets oot "eee, "o% fe. up eo, eoeresy, ewes Bes Lae Man, pheed weere rs oe ceteee 'ad
here na 'cet et so "end beat rs0] eeee. we aed heres. ea ve ad tty ae og sede woot
* seed ad oe fooe a4 oe % £ reree wine Soe. " cs a" fen Sha cs
"ag, io oon te nr & 7 on on fase on, i cme se ye fee " veges Cb
APs ' fo ne oe tbe 4 mad * o re? een ee « geege Ks n
ee Z Loe tn if ye reg ots Pe we , am o ; is ee
a OG & "  F OY 6 2 6 & FBS aw ~~ & & Eo He c #
= ed ee i Poche, i - , / oa a wae s e ; ¢% jet he "en . ex ons "o & a dove . ey 166 Fad ae
rn z é "ee A % Sh. gn ne dove bnew ol aoe " , ed s tt ¥s ' Es
Cp heat be * Ce ae oo , une 4 ia cd rs LS AS % ge fi sheet "8G mad C3 ied tet
" peed : ae eh as o wt Ioce 4 enh Soccad ad Sone ae in thd oe of Vow
5 6Se veer vee ¢ t. the ws ' Sree ras, 3 fh eet "3 dene w% heed eed
60% seen ener " See i cnn prea uo 2 EB Fe & et wm, LA us ; aa 4 Vas ot od is ae
Oy Se ee oe Bom ™ Be Gye . me Se BS me @ & & co a #
¢ th. 3 te sever dere fee bhewe fa : £3 aeons se £F ey soe, £3 ra) oe eal Pa wy ope he cat)
"ry an ae ort £% a Sapo - "s hed Cnnall boot od cod an Svaston fore a3
'ed eed bea ae ras 'ng i] '? Fan % eee 1% i) fore ge SENG oe "es "eee oy it eT * ra
4 + -- fece ast . vente ee Cen 3 Led few te whe shod ong ent be '0 oan ae : at thi des
ow Oe oy a; a a an ae i i ee ws fn me f * © @ gt
a 2 32 B® BR = EF op 8 8 & BR & e ar rn a; One
"Z en pace % fein one ¢ vena 3 . i uy ee
7 i &2e& B= F Oa FB Ae C83 gg Bebe fhe ig ge Bo op EB
bea ae i anew aeosk ee go "d afin ee; oh £ =, 74 Bs yon Chor jer We. he
Pon gee * ~ CP oe Ch C3 % 7 ¢ ka) weet? ¥ gern . panto i} yn, aoe, bene nee stews
a Se -~ 8 Ss ge 8 BB oe Bob Rom wy 4 me one en % mM GC % AO.
rm, es " i, ; ne uh, ', wy : wean soos 4 2 hebee # % os) me 94
fi tb ES OG de A ty Be ae ee es os , ee ao i £2
4 we %, ce Cpe pi a on oa ~ d er 4 393 oye a a ny te es on
* 5 Lae p seo ae Hed a on 3 om, yon 4 ayers e ges & ae 'edhe % pi Pee neoon, iy eet
os ve * eee cope w oe % wen, Sen : F453 "4 Bese a bn % % fegh Tnsed on
y 4 aed fees een CS rf deed ae a iy ie " a, sapinee ws 5 u fd hes Z ae fet Len. f
na, "4 rad eenre eet a we $ a a '3 {fp hawt of J nee 4 noe Shadow Seca
4 AL a Faas reed Fe CF Sree thy a t; Z ia Seed ity oe £5 . " ry
Ge va were ied Sane 4 Were 2 nm sanp? t A % 3 a ger eps, ft te ' wy. yer "nat
Bf ae Sie Ges Be & 2 we BB Ge Co 2 ge & ,
en : ore E owen ps o ae anne Sed it 7% "£2 Coe rn3 vyree, wie A Sof ows eheee LA "one
A 4 te ah 4 Bowe x LES £% A . > 'ae ee oo Fa P, 3
at lon wm o ae Yeo rate Se Soon Bi dot fee a ° ne iy a3 ' aed ¢% a Bas
my 44 % % sdeert 4 won, te * aed She s o Ch " hear
ay ry oe, oe "% 0% cheat ts on Seo? eee or i « 4, a F004 on oo, x es G hn rs
" ire, wed "capt sod beate i ee eee 'A thd , ve a LP : Seed "es ; 7 t
an ws é cr oe a Fa " woes "py od " % et om CA
P4 Sa Sa ee a 5 a fs 3 "us a a a roo a oa den we ed ws fk "% aa po Je oe : fo aes
fy yy ~ a tah ager wee ¥ ae) pet " 7% vedee ted oboe tose Soe Ps rh "rea? pasend ad "ot vr A%
net; rh re ann:?) Be . % oe ms aa wer fy a a wa
Ne. ast, re vie "hee a sapek we Oh Seo? oe 1% ei C3 = geee 'ott rn ; oe sf "ay ee ong "ery os As ape
as tedane ro as ap 04 yer o f LEA ee ve bone Seoe J as "fs - ery , at a ra
we Sere, no ee? ye res Gee 8 spree ee a ee 35 3 on fa ote, ad " wn, fi wort Fate fn trees a
roe viet bee ve atone, peed Seer Lo, > "is Ah ww bebows Lhe. ood ' 3 "ne err on ue w a F fees ra olowe 0m
oe pee Fao Sid Lok ee so a a 5 a A a * "f Ga Beppe ome foge .
Som .. Gace ioe ne a. es eb fey , Son £% 'toes od aren "r4 " Bei Co 3 , % ,
a oan is rs as co ee wee we eG ay, GG oe n=
Hed wet s rf egg 3 ; a : ey) we 4
oo By gh on bd 4 "CS a tS oe . "x 4 oy % is Ba vm 2 ; : oc a
oy " Sag? heen, ~ a ne £2. based eee 5 og me we 55 . ence ny 4% . ormee 5 ro when ae ht
aeee A Ve fe £ft a yee pees Wi he oe aS "oA ie the on 74 paid yore 07 Gow 4 , rae F%
a bh ba capes ee 4 x se taeod i oor BE et Soe ae CP me : Ay tees Fs . ti ioe) the
BO , : mo ferns | Mes es a 6 Hh : A , + 5 sed fy A ws fe
a rex. on 53 Tonne we ws Ke ry rs woe yet a Seead re reel fan ney nd if ' ; 3 re oe sh? one
oe we on oo fon oi a3 oa it where we "Ve oa oo ag ven, ae Ly ry on ae leneeh "et ne
a ay aes es ; {4G ! Aroet 4 "3 rs Ba veges Lo boned vee ween £% toe tect
we BG an vas) "ve itt ny i ty whe ihe ne a tbe ben ue eR . ; Ch. bes foe i "owe
seed Q cn eon Pied thy "a C3 we gn we wy been Us ¢%4 ts, dene ag; " ae Sane 7
t oN ieee by ae! win Pas toe Me ons otene MM ie * CA sper Cg 34 at ut aoe fay, C4 ek
La ". pheot ay Neal co Lo aes com deat rm " Fak " ee s5 Pre Saf ¢ eh wer 4. Ce.
on om 48 "on At FR cheese F ay 24% "ye tha oS w z
" t BD ew ~" ££ 4 7 6 " fom Se & ©» 2 Ww Bow op 8 © i
to, a 6, Sa coe | a ae , om 4 8 g Ty ME be (+ aa oe'
me «OO re » g & 8 @ & B B Gop & 2 oy WB cB
apn Sak gee ee ty re Ey Les) BG wm © © ae ey Sgt ttn RR eB oo"
i BY & S  & & con GS 6 « £2 eS o £€ ER go & BS
BOT q fe mn mer manne Ce nS as rn ar Ling Rs nn a
roe i) % e we heed £4 5) oom col va A os vy fy 7s Seed * ge Fen ' Revel a , bee cad pen 15
wee secee von wh $9) ros hg y a er fan) eere Sedes fers bane sheet fxn oh 3
mf wee here ta yD " > ie ems 4 OM 4 % on cn oan oa 3
a ee con ' Pa ee 2 aa ae mr wt 2 i 5) 2 whee rn ns + a oa mn Sed Z
fedow th OFS ea Oe OE een Oa ye or re a 6S em th Te & pe
(63 3 whee -- "uh eri ve bead f bos ne fees ", ee
fe , a Bw rn ee) & SF m & % Tin @ Oo oy Ge,

" Md, cree 4 " wn a " % * : * aeons 3 seoed
poser, a nn oo  m gl MO g we fe ns ae aa
me on oom CR om ee Lo ed heme ed

: g a ae "ey pn a na ns a ef Roma oo ta % Hs gon
oe Seehen teeed 4h een? haben wae £5 " ava rs fet hee.
a SS sd



08.04.2025, 20.12.2025 & 27.01.2026 made herein and upon hearing the
argumenis of SA Raleou Yashwanth, Advocate for the Petitioner and GP for
Revenue for the Respondent Nos.1 ta 3 and Sr ASC Bose, Standing
Caunsel for the Responcent Nod:

WRIT PETITION NO: 8385 OF 2025

Between:

Potlunl Narasimha Ran, Sio Late Sd 'Krishnarnurthy, Aged aboul G4 years, Rio

Ay

D.No. 28-14-10, Opp Melody Theatre Suryabagh, Visakhapsinam, Andhra
Mradesh-S300e0.
 Petiioner
AND
1. The State of Andhra Pradesh, Rep. by is Pri Secy, Department of
Revenue, Secrefariat, Velagapudi, Amaravatl, Guntur District.
2. The District Collector of Visakhapatnam, Visakhapainam,

The Tahaiidar, Visakhapainam Rural, Visakhapatnam

hat

VWs. Hayagi reeva Farms and Developers, Door. No 6-20-2041,

Flat. No.502, 4th Floor, Suishetra - East Point, East Point Colony,

Visakhapainarm- S3Q017. Rep by iis Managing Partner.

-

5. The Greater Vishakhanainam Municipal Corporation, Vishakhapainam,
Rep by iis Corimissioner
_ Respandenis
Patition under Article 226 of the Constitution of india is fled oraying that
in the circumstances stated in the affidavit fled therewith, the Migh Court mey
be pleased ta issue an appropriate Writ or order ar direction more particularly

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

a

more parlicularly the action of 2° Respondent herein in issuing proceedings

vide Ro. No. d0or/s0Q0G/ES . DL TDO.2085 (Gerved upon the Peftioner on

nels
eects

TOS 2085) by which the Respondents are seeking io resurme the land

>

A

admeasuring an extent of Ac.12.51 Cents in Sy.No.92/9 of Yendada Vilage,
Vishakhapainam Rural Mandal, Vishakhapatnam District, more particularly the

land in Plot No.8 admeasuring 467 Sq.yds as being MNegal, arbitrary, uniust,


hy 4,
a
fir ws 's%
'ee os & & & BE tn
% Me "egeee a
Bt oe. "et nae pony, Eh tt fon, Bee
7% fr, yr ", Sooe aie Se Eo% Aes
bak cheese ae - tad "sn «
me ee as fo te tgs ky E
ae 7 % yet ye 6 ww a fe ay ,
~ Pane bod Gene cae 3 - wo torr
\ " 4 fg iy oo Ke eee 4%
£4 co hoon aa 4, as beihed oT ben bane
6 oo o 0 S 2 43 ane in? ar
Pi ver , eo sa, a
eed EX Lae? gr a . we os *, oe
eae poet hoe. bobon ae ey Pt eed heer. "ease faa
oor " ve raga % 4 fd shen, eee, oe ora
Mo " fe @ fy ch
cone ors Oe nee hy oe ae Sanw ia it had we ae
ao A wm ee ~~ & res yee hy wed Si aed
pes 3, allnoe ; ' ne, * v t% ne 4,
wpe a ry ' 4 ee oe
eet we 6 ee A ao f£ er) 3 %
three £5 Op Oh Re t soe ih am hoe my f% 7% 2 cane
ae SE Veg ry LA £% we ti. % vec ",
"e! Ay ef ay 3 seed ub Go e "Se a ots
at * eu teas £$%
C3 wm ty rook coe Fea ie wes : '4 brand om G aa a
eT ae ~  & SS, the, see tm, eee
ledbe ay Le rae) , bee ee £3 6 ch) LS fee f 3
ES i er 5% nel wor oD 4 " es
i oh. von he 2¢% ae . on Cd % ye, <f pee oe
" L an? Z 2 : ae s Sat ,
. oo en ong Aecd o 1% £54, aad : aes
Ms 'a ew a ne Lod had rr or an
™ Ay 'EG aa ae | ces a Ske % cor On
eee 3 & Boh e ta Li yD » &
m 'A @ aa a al Py me Ie Se Bae
se Sor fe ae he oo a £% ey oe
ee ewe £B Ms pe tn OR oe 403 bbe sr. oe
q oe pe at # : er ed ;
ed iZ here oS ae on ny 8) 4 Seed %
ee wee ' r% ay Lin rae %,
, 3 on ed fede 7 i of wok B ce peel ey the
Sonn * . sage of g 4 cael eee os bow. en ns owes a cee
an % : g 4 4 ey
Se po a a ye GO
E53 taewe te wee wn id ere bees feed. t 4 syne
ye O a ea Se 6 AS GB & Ee mm 2 7B
rae ", " 7 we *y veer
3 2 Boe, yw Ee al a @ ee B
2, # Oe a a  S mS 2 OR
reat oe we % Pres peel ote
tg ad BB GE Oh S& wel. FS 20 ER be
Oe ra fn rn en ee al oc @ © G » mm a
Lo ' € C; @ 2 B Be ® we SA ac &© £ -£
Gao £5 TE BG =r fee me tf ee feome
her is . nf ane a Food Sooner & Foal . ' abi free few
wy £% ae m7 oe web al woe soon xe % howe
: mB Boe 2 we mB
as 2 £35 ° % ad



4, Mis. Hayagreeva Farms and Developers, Door. No.6-20-20/1,
Flat No 508, 4° Floor, Sukshetra - East Point, East Point Colony,
Visakhapatnam 530017. Ren by ts Managing Pariner

om

. Phe Greater Wsnakhapatnan Municinal Corcoration, Vishakhapainam,

3

"
4,

. Respondents

Petition under Ariicie 226 of the Cansiitution of india is Hed praying that

in the arcumstances sisted In the affidavil Ned therewdh, the High Court may

be Dieased fo issue an appropriate Wri or arder ar direction more particularly

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

mare particularly the action of 2°" Respondent herein in issuing proceedings
vide Ro No. S0S7/200V/E2 , DL10.03.2025 by which the Respondents are

seeking to resume the land ; admeasuring an extent of Ac.i2.S7 Cents in

sy.NoSsQ of Yencdaca Vilage, Vishakhapainam Rural Mandal,

admeasuring S44 44 Soqoyds as being Hegel, arbitrary, unjust, withou

a0

Vishakhapainam District, more particularly the jand in Plot No.

yr

furisdiction, violative of Principles of Natural Justice, yidlative of the oroevisions

of the Transfer of Property Act, 1881. | Contrary to the Order OL19. 12.2017 of
this Honble Caurt in WLP Noas.96419 of 3014 and 26655 of 2015, and violative
of Ariicies 14, 21 and S004 of the Constitulion of lr
ase the ae vide proceedings vide Re No SOST/2008/E2,

seen

in and onan ', sat

Ot. 10.02.2025 issued by the Respondent No.2:
IA NO: 1 OF 20284:

Petition under Section 157 OPC is filed praying that in the

circumstances slated in the affidavit fled in supmart of the writ peliion, the
High Court may be pleased to suspend the operation of proceedings vide
Ro No goo7/200Qs/E2, Dt 10.05.2025 issued by 2° Respondent more 18
particularly to an extent of the Jand ih Plot No.18 admeasuring S44.44 Sq yds,
pending disposal of WP No 8402 of 2025, on the fle of the High Court.

Phe pelilion corning on for hearing, upon perusing the Petitian and the

s

afiddavil fled in suoport thereof and the order of the High Court order dated


ww

8406 OF 202

»
*

WRIT PETITION NO

re

5 bone
sgeee. % eo
yet here gee We. wo aeeee ets $5, e
ws aoe ree Soe boos E27 oe od Sone
re Fa Sooe " pee ree KS ms
ee es oe resi es ome 4 wee
Soe - "ee ea B ieee
. 'ben 2 pon oe i Ad oe oS £99]
pm ee sed ron "teed go on) mr omens 3
sane hb Gs et "pm, % peed rygee rs a4 thee sd
oo : :
eet es gy od ' er, res, Des bad + ees, 'eed
Ay a > con ry % . ae z on feed
ty ye e hy 2 if bere oF Set gans
ts "4 " wate nee wg Ls 4 eee. wees S45
ee " on Aeoe ypoes fag! ates, i ode QP as ie
boos tf en heat For yn, ee an « hs . t74 a3
5 nA sn Wd ee re ~ pee we FF wm @
ti oh oh. Ee * 7 2 apes * Shrew ger npooe ; ,
ip ay 7 rs co whe gg
*, tweet tr bench oe es 4 es Apo wed me y
a 1 oy me ae yo RY fe a we 59] we ween
' 7 i, + age os f % wre pon 7
ae' book ea ced opel oy OE
aA v3 pp TB DD ges me tg £f Ar a re
tS aa 'es, eet * posi * 784 reed r% noneee £3 naeod
wn nel fh, gt fs tf bnew Co "aon, er pore :
heed 7% tere ey Nl "4, 5, aan 'inte hee foe my
Beg n loot vee, uo hoot ey, 83 OM vine oe aan neces ree se
Sand a oo ie ln A oe & se vm BY
ry +5004 Me et were ara ee an babeo hd weeee vanes anes ceed po
2 ad Sy wet ake oh ben bere 1. 'het ane ae
Ad TS on we 6 Ry 5 7 oo re
re " vets reed a tad fed ese ect *% op i ae nA
Se yee Ieee gee fh bos 6% a Ai forbn fewe tht 3
£%% 4n 2 OE eS aren eed hee Pa 4 ie sf
"S2 * 5 e oot, % an a faa ; bp . 4%,
Panny we o> BG i So fg gs
wt Mey, as Sean, wg Soon. +f % Ct wor $s, feee as G
eh, wy oe we a ft iB ras] Reed % heel
aia yi pe ra) 383 wey tegen ad aed ba cs Sere
: 4 gag Ree of ge SD. Z ees 6
4 Ae "es eed bes bea wee 'phe oi nets ina 083 oe C4 if cs
wipon, od aye is ' "Ee ee "ae LA ved oft 7 n esd ea yee ae oad
1, Be gt head week. : ie ee OS 4 <n i ie o 5s nid we
ot fy a ay 5 Sh. ood he Me o. Yt ve verte 'og i, nee
oon, a4 Nevat ; " eel mM om %G ogy, oot Ca seg 'eat Kite RG ee
id £ nr cae Po? neon 2 4 ' ied ee jens oe rope z a Ms Bd a
£4 "y 4 ee ad a ten & Jone i, OS , bg beate: tae es 'i 3:
Gy i. F qeee $e, ease a beads "ae fy lee ee 'leer wt ; tif rn eA
hed wees "w 2 & te Te 4 e " ann + me ee eG
rs >» Ram ae go we fe OG "igs nr </e Cent Kesd
poses S 43 wepoe woe Nong Soe poommnaeses todoer re Lae if t% re qn Inde,
wred on os Ce ' ae 7% C3 ts fare, ge tb eo mg 'i
f ws wo $3 Fag ood + Ay 7 SS . eed Sere "4 seed, oe me o, nh Be
MA OG Bie, gE Pe oad Fi tte @
we Kd om £0 eon ogee. ae o 4 0 yy os on t¢
i a 0 ' . as ier wn we oe east xy A oS £%
weete ne f rate, bee a on Soe hee Atte, r<a7 oy qe th heer. Leeaad
on a pees ~ 1% £% on, wt, Seca 3 ry nf ay "0% rn, oe ie
iad Soe we es £3 then rca] ' i a Saya ay . va Z - a
Po Foes) nS Seow we wan 5 Et rey 4 GF verte % ri Oo ¢£ ives
£3 RAS tere bn {0% £ in Lh. yore hard pers " 43 od a noon 4 mM a -
need ' a b atate a wee.
ba ane) Pins oe y ' : fe fen al >: 9 ie
wom & me ee  # & pe Be Gow Te
f poe, Sexe Y * " 4 oP oa pee. " ' "2
a a3) at "ee, 63 °% od b <r wee. "tea oe : 3 ad Ypok ay oa 3
ks ee: : a O24 as a rant ; hace '% On 43 b Brod
wn " 'eee "a fas] s . oe 3 % # we is ro et ges
Pe ge oo FB re1 MA ry ¢ Be eB , Z Ey ae ox ae
yo St & eo p & B @ @ & Bw fo ee ym, ee
, . as y tees A 'A, aoe Aon foe ra
me r Wiser) ek veh ete % oe Fae og nee ome gree Fe) TS A go
we é OG rn ie gee ices nee oe 67 w wf
(an an Bi ek ee Oo tp ee ye ee
vine Kendo, ai oy 4 5 ah . re . oars: oom "9% beer ' 3 ts we
Oo ww & "Bo « 2 B mw we ye & o & 4 Be ep we we
we ge co Be om BB BF @ So & & & aa ih
ot srry reat ', z ioww, ' $A 7 % 2 ie
we Be nk a a a a A a nm 8 © 2 @ &
4 % , Net as a £5 ye
7 " i * " . ty eve, re ead
we tf. thee ser ig ots ange oe, 697 woth 97 Sty Ley
oo " St * we 4 13 re £9 te 9) .
x wr pen Bon Sod, eeleers : As Pee
£%% nnn perees Varo oy Bp aewd
Ch gh, Mg nn) rn A! ars
we sc rae eal

.

ath

Oe

aay

3

Jam R

r
3

akhapatl


without jurisdiciian, vidiative of Principles of Natural Justice, violative of the
ormavisions of the Transfer of Property Act, 1881, wontrary fo the Order

OLS. 12.2047 of this Honble Court in WP Nos. 86413 of $074 AND 26653 of

2075, and violative of Articles 14, 21 and SG04 of the Constitution of india and

r

Consequently, set aside the proceedings vide proceedings vide

ROW. Ja /S00R/E2, DLITO.0S 2025 issued by the Respondent No.2:

Petition under Section 751 CPC is filed praying that in the
nircumstances stated in the affidavit filed in support of the writ petition, the

High Court may be pleaser Suspe end the operation of proceedings vide

to
parti cularly fo an extent of the land | in Ping No.iy admeasuring 447 Sq yds,
sending dispasal of WP. No 8408 of 2028, an the He of the High Court
The peltion coming on far hearing, upon perusing the Pelfition and the
alidavit Med in support thereef and the order of the High Court order dated
U8.04. 20285, 2012. 2025 & 27.01.2096 mace herein and upon hearing the
arguments af Sri Kalepu Yashwanth, Advocate for the Pelifloner and GP for
avenue for the Respondent Nos.1 to 3 and Sri AS.C Bose. Stan Lng
Counsel for the Respondent No.8; <
WRIT PETITION NO: 9163 OF 2026

Retiween:

Veicha Mural, Sfo Veerraju, Aged. abou £62 years Rio Door No. 38-8-10,
Mangalavarapu Peta, Rajahmundry, East Godavari - 533 105
. Petitioner
AND
1. The State of Andhra Pradesh, Rep. by is Pri Secy, Depariment of

Revenue, Secretariat, Velagapudi, Amaravad, Guntur (istrict,

i

Yhe District Collector of Visakhapainam, Vis isakhapainam.

bas

The Tahsildar, Visakhapatnam Rural, i, Visakhapatinarn


Seer "rs 4 Hones om
pees fa " 2 . ie, Pen, s
on ae z yee nA oe) ae tpt ff as oer

ogee eve ns nn nn vu 55 tL

ent tebod, 143 Eth ant feo cs a a vee vee 05 x "sy fa re Memes y

are oe we aon wen, ; ¢ £¢ ute spree seed ed ity me 04 Po

o im naps rh wee, i an 4 "er i Se ee Ce nd at .
ie nyet ah oh bed we) rere, oe ht oS £% c wee, tn pe ead ww

a ver rel pe 2 cael va Ew eM bon grr nee! ow So A feee 14 bs

, Na yon 0 Wa oe pet ee. ie oe ion bnce "t ° o sheet
ety o ch. inn poe 3 we oe % Ke me Uae " "
ae * Sox et hooe nf that aon ae es % mw toy ioe on as
fr He sf £4. oes 7% ad rs > ps 7% me S53 oo we "ee 7 nwae.
beer beter ge ", fooo. 4 3 Me oe i he 'new eee ra wee? es "ert ger

"pee 'thoes es 3 iy vr Sh. th [1 ea ° oof 7 i x pad fe Les booe
Lh os whe, o fas on a5 as ied oe Meet fee yond td ge a sores
re33 pe my open fe 3 x ie err oa oh. fit neces BBS

7 % ieee - 2 % 4, ag er. my eed
fe EL} vives . oo oY rs mm  & ' res eet hy ee he te od Ue
Fast sete ws > oes " ea ny tp fel. inf Boece 4 Pn cos ae Co ey a oh

ed A fi a 3 ; fr eine ; t.

ame t MS gon free a ee é eR ans Lo

Ce. My 4 feee wan ener re) e il wok Ned A oe 43) q .
te we cal 7) 69) a ' re s, * wip. Heed
Le pee na fost noe a & ° ee F wns J Ae tee fret ee, steed
vm & &E & & & * i eo @& & 2 & aa ey
te. - Pa " as
'om OES Bod 7 vas Oe sg ye OP a x wow ane hee a3 fae
poems 4 reed A ove, a ge as fe ie re Sbiaw See am 4 % Aroch oh meee
LA eo 3 xg seed % dase sarees oS fee oped 'ot eee us XS Sore
ven ? a" oes oo 3%) rs men Hort we canoe y a 4 2 %
pes ott, Seve seer we. Soe 907 68) we % Fass Meee. an re Fed
Cy C4 nae ne ee ee ne no ie) :
we ee fs sped, wee Soe i" od pan Aw Spee : raed my 'eae
a rs 5 my i ey Pieced fod whood oS tees A 4 "oct Ps
we OG pede te hee Oo R 3 G ys m me fy t OO a tote

7 led tose aor z ty ge 4 ee 4 rn noon it

ie Me, Sit eyed 3% GA 'e gee ny ed , woe Sagpne, ir Spee
Bw FF a te OR Em», be te RE ke rw @

egiten ire 5 ene , 2 fa% , reas gree s Ion, be. nhen? fe tne? ae whe.
Cy ge pe SE GO Gs fy 2 ke yo vie 5 i

meee, woes Ld gt Cn Ieee gee, : 7) Beet . Sook we, is 3 va oo 7 yt
ay eek ss soles z seek yr Sf i Pas oad beer "00 a
ie no ae tee hoon les Jaee Pea ary ry OS $3 ¥ wa hn ge it atom

An, é bee Ka oe, é ra ka ne ne wens 'es bah aac'
Fam " pew ¥ are. 2 £. %, eneoe rs * % Sees 4
UB pnp 2 BS Cy EG ee one ee ed bb, f  D ' , 4
tt '4 "gers eee oe bob, ES Sea. oy 5) an é "eG ay {%
bee oy 2 a4 'owit bee. a oa mene % perce £% oe i 00, it 34% "nant

Meat gee , Cy agte eee "eo find py leads cs ne: "3 iss ";
ve " eae. * pe > y re vt ' % ee i, pee! 7
aa % % bee a ay, ' iy x oo Me pay om , a LA oe bees tion Be Nt

a, "s ae : te a ;
w ge ke fe Bm © tm mm 2 gm SMe nee ee
ws . tree seed ' ; go iS mS £4 Sn ae ig gen % F "pe i seal urs apeoe
or vi a ; eiaan ppaed . 2 vege we wees " % biew "yt tA, ol on
a yo en Soden Pe és rae hee i Sapoe Aids 167 we fs % 47 <> rag " cy en ayers
hee LS, ed 65) a, gmp one eo, 590 me ths "4 Gp" fed gfe ako oa
6G . re ote ne a Pe Cb bd 8 Soce é was . ¢ we Png

. odes whee stom "9 ed Gees * "4 a Ls sped 'aed eee cael u%

Ldn wh tage ee a oo wy 1% ge o td + seboe ¢ "rn, vo
Gy Hs SS ec he om Me med 0% a 7 " mt, vege a a4 oat ot
0 Smt at ca 5a Sg £5 tha a egg rs Son LE 0h a : ss
ae ting Me so Bee , 5 ibd 0G "a a cae a ae as
5 Ret we fe a ER tye Pn ed oT ge oe 3 ta
Kesd k secre aon oe "ye r% pen ie S31 od 3 ea : bee he wee 1
oe ue an ma GO € tf & gt 8 1m @ - BF
ee ed "ae Cy ave Rg sen + y see, a Soon haan hee we Fes tod 'hh
£3 Lo, es ay * $4 Fae] poets ont ne Cag 4 oo» ne XD oS £ heer
pad A 3 niped oA ws OL eee) "h L583 ie " , oe .

os 4 oe, ee re 5 il ad Fron, Bs eee tant % Soe
Ps et z3 Zs va oe !

ro ras es es : Seve oe , ie be * poe a ame Fond Soe

3 ad ra ne ed Pat in 'con, a qo , os t ' ohion, ft " as

wae. a ~ ite: i" 'ng Tedd hone woos es es wm i frvve tees . eet $9) eed $i } wa "e3

Co Seer ee ' ene ee tod 4 ifs we,
hee : i Oo me RB ty oO Aa OS me mE Mts me Ee ae
. 'hewn "eee ; Le rss oo £ Be "! < - on ef P E '5 aloes ie B See

4 6 Eh fe & EH @& D oy @ Be WG pa, BA

es z Speed ae % eS Te egeeg ' oS . Sece oe oe, ob £3) oe 0%
oe & oo oo $35 "poe ot ond on, i [7 eed O3 9 é Fr, on, ae CD eG

eS pn, nm eens tbe : at £2 4% vod aa on vey 75 er ° fece eon Lf ry, NS oe

bed em ny nS Sc Om io mE a a a en E

: Ct 7 mae * meee rhe. gC raaa ie hand ed rao. tong LB. Pan
' icons ot 2 ae, & £3 td fee ' howe 3 eon ied oo
"of 6 6 Be op a ¢ 3 § £ ™ BY oy CH
ee reF ay a a @ OSS co a <ptoe hove id = "Se oy aoe
" en , q + E yok ; $ rae :
= EF 2 aS og ~% & 2 few a ORS po aos
bi nding i we aes ae wo  &F ¢ " ;
ooo, oo "i he. GF is 55 ne ae] : . a * wot fh
33 es ty nn no pe gy - Sy
bod £5 det 3 sheets toe cy pe tft ve wh fen? C3
is f% en xfs feee wee wads qeewe oe ca vey
" a pes etned fr £4 re ete,
Oh a on a "ae
wets

rn
§
i

~

>
:

%
ie oe
nents, Ce Le <n ad a)

" tne

i
N

j

i
ce
'
\
:

3

y

:
as
x
x
NS
x



Yhe petition coming on for hearing, upon perusing [he Petition anc th
afidavil Hed in support thereof and the order of the High Court order dated
QSOS 2085, 20.72.2029 & 27412028 made herein and upon hearing ins
arguments of Sd Javval Sarath ¢ andra, Advocate for the Petitioner and GF
for Revenue for the Respondent' Nos.7 to G and Sri ASC. Bose, Standing
Counsel for fhe Respondent No.d:.

WRIT PETITION NO: 9104 OF 2025

Bohveen:

kedala Narayana Rao, S/o Eedala Veerraiu, Aged about $5 years R/o Door
no. 2-73/1, Murusibu Gari Veedhi, Katheru, Fast Godavari - 535 105.
» .Pativioner
AND
1. The State of Andhra Pradesh, Rep. by its Pri. Secy, Department of
Revenue, Secretariat, Velagapuci, Amaravati, Guntur District

The Disirict Collector of Visakhapainam, Visakhapatnam.

The Fabsi iday, Visakhapatnam Rural Visakhapatnam

Be

Mis. H ayagreeva Farms and Devel lopers, Reo by iis Managing Partner
DoorNo €-20-80/1, Flat No.$02, 4" Floor, Sukshetra - East P Faint, East
Paint Colony, Visakhapatnam- Sa007?.
& The Greater Vishakhapatnarm Municipal Corporation, Rep by is
ammissioner, Vish akhapainam,
. maespondents
Fatition under Articie 225 of the Constitution of India is Hed oraying that
in the crcumstances stated in the affidavit { fled therewith, the High Court may
be pleased to issue an appropriate Writ or order or direction mors > parlicularly
m the mature of Writ of Mandamus deciar ring the action of the Resnondenis
more particularly the action of 2° Respondent herein in ISSUING proceedings
vide Ro.No S037 /200Q/E2, Ob10.03. 2085 by which the Respondents are
seeking fo resume the land admeasuring an extent of Ac. 12.51 Cents in
Sy.Nogev3 of Yendada Village, Vishakhapainam Rural Mandal,

Vishakhapainam District, more particularly the land in Plot No GS admeasuring


'+ oo '
age
tee ta '* are *
a be andes Co tis
rage fm fy th rf ated m "5 :
rig on Red ween ee? been iH At
pase oe my th wt oes me oo ps thf
x : bd fi a we ad 'ah 167 ae a
we tone a vt 5 fs 63 we gees aad "7 an "s ae
een tage we - Ba eG fee sesee he on .
ee i OY oS oS if ve 7 "te deers od y
as) in on "eo a os wy AB a
4 we seth beee ted boot ayes ae Os te "agen, ; Fs on tree.
ease whoo "a ran es mw 3% rn: 85 be we gh ot A
$. es ; bend ove £% a OG heed AS nd Pia a,
vecee Sauer nm thee Meets be. Ga ths rare eo. gn "a3 y oS i,
"es to sdoce aie "3h ead oy Co "ES aK os 0D boon
ie i Sper vw aa eet be 'net "£3 wot fae] fee? £5 'aed Scent
"e + a : ae! se woe ie = BR Ee Pg
-- : Biss oe 4 ee 7 4 % she, * « a, vi
oS " " E me 7 teh oe 'et % a an oe er
ee tonal Pony, heed 4 "omen, * oeee on " i, nee yee /
= 8 ~~ & 3 & Se =o B go & F vi
we TK pene ocr sh o Fos] bbe 4 5 ra aa Sve
we Se py Pep ES "ee y nr, rs & oe bor es
Paar vnaee end enon, xo os red wages. ree) ot 64, "4 ca
tye ay ae se i'm 4% CP see as
pom as ed fae 'tenn " en wig ad a
ge & hf es hee ae ey
and ae o*, wy er te wR Ke Mot 4 +
ee a fe oS va py, "yy pet eon
Bee ge fe Bo mt ES 2 a a @ sS
ee f a G ze g ie we. eho, Bis
uO oa ye we fd i G4 es ~
you " em . >» 2 Ee - & z
pond nek wn ' ths wet we AY here / Sane %
wot at Cod et . Oa, bead set ae $
a we rm B » 6&3
on, "op a C3 we Soe ; ere 4% . bo § ts si %
Famer s 6 oh ""% red oe ; mk epee
Be ty Bea 63 od ns eee) ai
oe ne, ee SB " uo Pad an Sef pee
<a ae Fy qe HOE panos be ES fe "
re ae} OS Ling ere a ' a hes
' o oa fey he he "eS pat
. i pet "ts oe aes "s wh vs a ee Pesce) tx i rts pce
weiss , ~ fe a ro Ak op Lind eh) 7) ey saeett £0 wat
oS tp ye on et nas or} cs | eee a "wa ene herb pee
we 'ee ae pect Sead " Po hyo Q Fg ye wa Sot ay {or he
as if | ob a ES ¢ ve ee oN as) . vo
rene wee ost en, ri sonee es: on Lit gees ool Magee agit - 56664
iecen ied» cn sere ates 7 nye "eS ' ' ries Ls . oo eS t ' wet
i wm fe oy & Y & i gee tty, Ae o oo od
an om 5 UY ® oh) v3 an OP foe A Pom pee al ag coed
be os ne £5 oa iG» & G % Qe  & . re
Se Bo me & i & oy an hb ag
Lt one on 4 waewa. "a een? ee ot how Ls ey) oe é th.
we Kes . i ¢ rs a ae Lae a Le mw OG oy
"o LO wm ee o ty & a . a hs Pe a
im of = 2 we Ss Bw & 2 & Bs =< & bed S
ay, ie *e Cy Shere i $i at 74 oe sp re 5, £3 = £3 4 Deal ,
% a ca mrs we, o3 ry OM ch hee cy re)
%, of "fs of 3] . ed ane gn ond wm we af
oe , og | Re fe he we and m 2 G4 iro a £% fs
ie vox No ge s., Be tet f eS 583 ge r7ay one on mf aren
£ fy C4. ye oom L4 Saw. es aw £ end £4 2 sherk , yee tebe z ee. ft
5 2 Be eo go. Be BS | 7 8 8 Ga Ze z &
ao aw oor wenn, He sy ee > ae Sc ; on z 7
ns eS By O oe & 3 8 B » 2 & 4 i 6
th, Eh ge fe ae] we ee aN bee fee ee al & om)
" gpg & yoo kee OG ry mw OB an gn
stew 6B be Ft aa por i oe as ae to jee ten we ee et
i ag, ts O¥FS ae ' en toe Fal rAd fon Fis!
Me Pe ee ES ~ Spee age one Z on, a 2 ty
eK wneoe lla £4 a oa roe f a 4 ¢ $23 > wn
£3 ye ta Seve er Ae ee oo eet beets ee F974
ne fy CS nee pen, fl oe t 2. x
tees. ; a rd <3) bed gern, See foe. ish Me Nae
Yedee fs go ead wee we at f me
Sadeo co tee 7 coed Pid EE few oS wit
athe re, 6.67 ld we oer mgs! z ae
tS a Lid eer '<a ke WE
Sapen ; oe

3
3

Suri

a

-
s

x

*

3 ouch Amaray

ae

:
be

~t

Revenue, Sac
N wate

f Andhr

ot
ie Tahsidar, Vis

The State

s
t.

&


ed

4. Mis, Hayagreeva Farms and Developers, Rep by its Managing Partner,
Door No.8-26-20/1, Flat no.s02, 4° Floor, Sukshetra - East Point, East
Paint Colony, Visakhapatnam. S300Ty.

§. The Greater Vishakhanainam Municipal Corporation, Rep by iis
Commissioner, Vishakhapainam,

. . Respondents

FPedition under Articie 228 of the Constitution of India is fled praying that

in fhe circumstances stated in the affidavit fied therewith, the High Court pay
be deased fo issue an appropriate Wri or order or direction more pariicularly
in the nature of Writ of Mandamus' declaring the action of the Respondents
more particularly the action of 2°" __ Respondent NeTaAiN In iSSulng oroceedings
vide Re No.SO037/2008/ES, DLid.03.2025 by which the Respondents are
seeking fo resume the land acdmeasuring an extent of Ac. 12.84 Cents in
sy.No82e/S of Yendada Vilege, Vishakhapatnam Rural Manca,

Vishakhapatnam District, more particularly the land in Piet No. 1S admeasuring

S82 Sq.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 to the Order OL19.12.2017 of this Honourable

Court in WP Nos.38413 of 2014 and 26855 of 2015, and violative of Anicies

14, Zi and SQQA4 of the Canstitutt ion of india and Con sequently, set aside the

proceedings vide proceedings vide Ro No 3007 /200G/ES, ODL TOR 2025

issued by the Respondent No.2: -

IANO: TOF 2025:

Pettion under Section 1517 CPC i& filed praying that in the

circumstances slated in the affidavit fled in support of the wril pelition, the
High Court may be pleased to suspand the operation of » brocesaings vind
RS.

particulary fo an extent of the land in Plot No. 15 admeasuring S55 Says,

4

pending disnasal of WP No. 1d5 of 2025, on the fle of the High Court.
The petition coming on for heating, upon perusing the Pettion and the

afidavil Hed in support thereaf and ih xe order of the High Court order dated


r
ALF
Na

a

g

rt
By
.

ny
; 7 ras] Seen fon
vet en bcd eG bene
4 , we gt Me a
os ee aened ced asses
& eee & mn)
a, 54 ves ht i cr we
St 0 Feed fh ca oe OS a: a 08 t+ OS
cd ras bewe oon. 301 "ha oo an boos ne x
Tek nat ae £33 oe 'ooo = «ERS me fea o
eat re nee ra tay, fs ee oh
coptny por aa dent en) . 3 ao Cn tt
tt, SR ae csi eee % vied wee om + us
fees 4 ag mG wy et ban oe ths . ad rd Ly, i
* Peee UM . % teen boat On, 2
feoe shear , poe a ¢ on " 'e
n @ az OS ; aa tp a = BS SE a
'ag ; org rs , x od ' * wan cohen, a on
wo eB 6 & 4. (m - bE
a , 4 5
to '2 "ee hare i " oe wes 43
a FB oy a er EB ud ae ee
c ten behed nen fut aS gx « ee
a > ES
a rage: ie] ao i a ord Iron od pe 5, one,
04 iF) 4 net we : a, Me fe Ae e oe Ben eke $3
me ff wl, pee an a a B eu 'yy fy OS
boos ye sanee , its a3 ra ghd pod bok "oR Cs oi ee hen be
Aue ' Sone wy "s i ne? Ke Sahoo 54 *e es r* on
oe bed ¥ "s oe pe ES axl bid "4 wore ae i oo aon
bon, ead S38 "ey poet ry A den ie eved ey ee} vied a phere
yueees ; eee " howe doen a 7 f aoe $ wre
ree] @ ce) rae oa %, porn bh % ork wapey
Son rd bee on tae eee ge OMS bon my aa oe we ee
£4 en wen ws Deve fer we na S Preece Cs, eo) 3 : San
nal C4 heee Fas beet sae Soe cA ee 4. ye wages oy fas
oy UF, bebee im 8 fee ATP gee i be ed, ge ard 1 thee %
GS Qo om ey rs £4 Bt Me A a: Py woes "eS
store ee heowhs 40 Pee Z es te n" 3 esse gen 4 ve wh '.
bese fy "etn Obs ne ci teeee oe bod cae rs: on $ sere Saed weet 2 | hy rer,
res "yes of coe uss hey, ' £54, x. oe Lard nied gees cate ee jee
aA we 3 ay rags ae " ed nt oe : eS wpe we fee, bere % sped
ead wn Ct Fa ou ' eae he ed, ie bere Bee cheet eee, $33 res
nd bee wecap ' + bee, ory z 'inks i, yee $3 a) * Fest $8 raed haat oo Ste
te es wo AG ee re 8 Se OP aD Ga tS
fay vr ong goer bers 5 a £ Fr) Cn ae et sam ae oL. t spot bess
a thee , beer took Ee pot on <a sheet 4 re wo rheee pe oa beeen
te ey ee vis ie ae "see fee Pon ie fa in eo '
nyeee aA rae tr * ea S97 "a 7 ev tG $3 yes 4 bes ey
Se a tht 5 "5, ve ve Soe, te i St yet ', Shine f% "3 Seee,
ns "4 oa whee: fee. d peas yen ah or Ch £h *, 4
few pe ibe ERS if ae vo : ae aS
ae cee ture ao! webees os, oo oe 4 cower
Ni A 8 ae 8 Oo RB zm & zw
b re wie i *
o2 6 pty Oo * "
we :
%
SF

. Visakh
3
a
ne
Sow tt
sf
er Vi
&
fg an ang

we)
mG
oo
fe
cs)
anger
whee
Venue
oe
" ped 4
eee. "_ voeen. onnee : y % bon 4 Pa
oo oe Ly an ad ra & 3 tng . err ngrog Lad on wn
wer oe >< a, Es Ah, oe £3 A on ae can) on ht
tod ay £8. OK : nk, ar as Fy fe J New
ed wetle nr ; in " ¢ J f
. as ae wee SOR a an ane? rs 3
Cd ~~ B® Boe 2: & #2 2 eB & c 2 Oo
. C Sen i, % re Be fem, oO (GB aw Co ;
mee oe @ 8 Be & ZU ef OE Q & *
we PP at ft eS dove. ta bk poeers i "¢ - Soe have ee vem "tS
nat ATP ag, we % 5e83 C5 We OP oe ' eed ee an yes
a nes » "3 tes ek Aes ie aed As teal wise a3 bs rex)
s Moore * Spoor 4 im £4 % ae law . £3 Oe - Py 4% Lon if
nn sos fe gm BY & 8 w@ B Oo gf FR OS
os oo 8 Em "ee Sn See a co aes: be £5 a
ae us yer 907 ve Fest . or Je Ww sere 3 oe ae oh. foros , " ny a
+ ewe Neer gee 4 eee i f ? eeewr, oe A$; wernee oe
ri' tot '4 Lie Se " Fa 5 of forme f
a re ay oh 63 peed 'eee a Q on Se
ned 4 Q ey dow , og Eee BG pn
yee @ i re fod ' spoon. ad nb wo na
a oes few eee bean Hood a we a Ten
om bs ae fece : 3 i ay paeees
" rt ag QB feeb "tran ~
& 8 8 "


of

of Principles of Natural Justice, violative of the provisions of the Transfer of
Property Act, i681, Cordrary fo the Cider DE19.12.207? of this Honble Court
in WLP Nas.364179 of S044 and 28853 of 8015, and violative of Articies 14, 24
and 200A of the Constitution of-india and - Consequently, gsef aside the
proceedings  vichs proceedings vide Re No. Soa7/s00c/es, OLIGO OS. 2025
issued by the Respondent No

iA NO: 1 OF 2025:

Petdion under Section 741 CFO is Hed praying that in the

nigh Court may be pleased fo suspend the operation of proceedings vide
Ro No. 3037/200G/E2, DLiG.0S. 2025 issued by 2" Respondent, mors
pariicuiarly fo an extent of the land in Plot No.33 admeasuring 1394.64
So.yds, pending disposal of WP.No.$108 of 2025, on the He of the High
Courk

The petitian coming on for hearing, upon perusing the Petition and fhe
affidavit Hed in support thereof and the order of the High Court order dated
08.04.2025, 20.12.2025 & 27.01.2028 made herein and upon Rearing the
argumenis of Si Mandava Abhigna, Acvocate for the Petitioner and GP fo
Revenue for the Respondent Nos.] to 3 and Sri ASC Bose, Standing
Counsel forthe Respondent No 5: |
WRIT PETITION NO: 9110 OF 302345:

Hetween:

Katru Siarnalakshml, Wo Late Sr ® Rrahmanandam, Aged about (5 years, Rio
Hat No. 303, MK Royale, Nowro{i Road, Grand Bay Hotel, Maharanipeta,
Petitioner
"AND
3. The State of Andhra Pradesh, Rep. by iis PriGecy, Dapariment of

Revenue, Secretariat, Velaganudi Amaravall, Guniur District

. The [istrict Collector of Visakhapatnam, Visakhapatnam.

tat

The Tahsidar, Visakhapainam Rural, Visakhapainam


5
ty

x

pe

at i

XM

&

yy is Maria

Retr

- by

~

x
z

Figg

=
ath
a
Bw

Pye
ey
be

SA AEN

st

S

BY}

*
x

Bebe ons og

¥a Parris an

"

PS

3

¥.
g

"~

fy
x

Calor

¢
PS
&

.
g

Pou

4.

" ee we peed rt Sapee 3 teed th is 3 iB ie
fs %, vie 4 £ oo tad oat ¢ oro f $ soe eA os
* 2% £ ove, fon £05 ain rn tone " ES ened. ee x tad
tent M Wye a on ree) eh Me 7 ea TB ed . "me fen
ane ae a "geet red woh, ge Ch. ce woe " 1% , bene
% oad reg 4% aed Lett es ' vet
on vet 4 Let | fn} Cd Cs Et ie vor a st
ns, " "i ', ee os + are ef '
Be & oP € B&D Oh ee A an ane
Ome BR On oh ay BS & @ GG
Feed tn i nr as no oe er a es OB
GF ee: os Se oy 2 yj : Pr an
"ae wn vives ee es eee * ae: B 4
& a a ne Boo mee & ES PB mB &
hs 6 eee frog, "5 . ihe, agee $e; os rs th}
" ccd ogee ne Be Pag ; 3 tee , ae we fee
Lt4 oe theese ° e% wn, heoe fy
e GD th A | or % vy, 0D be os beloes
fat £3 QQ oS
a Fa "~~ td Pe LA Sea oa "
ce Oo heed nasa 3 en ress ta » pees ee '"
Seve wen eee tee. cn fewe {ii £%s ets a a 63 £6
a) CO t @ & & ae, es Ry
aon po we 6G rere ise) nye co ri LR wy nos "at ayer pene, uM
whee? a *oeee is ' awe teed he By awe é Sar aed
$, man a a ae Bo sw & &
ox "on BD fee em wa = & Boom
3 nr a ae me TO gy "Bf
ot ~~ Ge By me nr nr pn a te are
few a eo oy 'ie om Say ton wat £5 A , 3 Sef
os Ps wo, ¢ ger eat veper G
ie G tp ee be co * & .
ed a © gr Rm Vga anal on a
¢* oot aaeay a7 be oan ae as tN) ae nee ye %
Nenat see eA _ a Paes pe, oa ay res g on thd
wees x Q ad we th ae} & ag ts "Db 4 eee ees on
oS ok rapes ae 4 hihewe be £4 on ks Soe C5 OS ad ve wh
was Se cat 9] Al £3 fm L% oy 68 oo Z
te Se ee ; Fad ' py ant Seed pepe ee
ced oO we Yt ay iy RS rn uw ane So a
pe cs oo ns Le ' One sea on or As rs ws,
eee . es a nn areas ae tear eke ED
oe wo 03 ee epee joes SS i ; alt marae Ay vy 'm wey ions
poe ore bi _ ' 13, A e3 Z oe or waa ed 2
beer ges Stews a F931 4 pee . . ge ay a poe ~ os,
ae m @ deo ¢ @ gm : ; Me he OB ge
: a % ny os a7 & % > 4 ae OT tee rs x. ee ws goon
or Seseel £3 etree % . ereee shen . Rae ng Ly ™
bana fer Let ape? ers ee pcos on fs , yore £4 £3 ' tdpoe. S37 ¢ a,
2, oreee, z eed on a Paseen ie ; geen " " Fare Sweet ase
' 4 : ' be sages, 4 ive , pers rap A we SN
a 6% YO HR wy @ mm 'OG ein SF EF Ww 9 G2 ye ED
seleeaiy A 53 7 % sonnte ven K f F Lo 2 £23 an
" 2% © - e B Ee ew = = Bo Bone o 8 sxe
eo geen So Fwy Ea es ee po" an <a -
on ng eon io ane 4 an 'te. eee us os oS we "4 tone Sten, faa ty,
Bon we : £33 2 , £ a : yn é "3 on, a4 c~}
a" "a & @ AF & & # (3 & " & tw &£ Ss a a ary
ih rag pe Fa '] rome eet os oR ras} t we 'vee % oS A ning 62 rd ions £5 eo,
thot LW Sree ete eelee ity 2 > Hi eft penn ; wn 4, eh x ; 4
AS OR * me Bw fF By & S 8 mw . 2 BS
% ef] wb we ® Co ay orn a3 seme a4 Se md ao os tts Ry a4 wwe
a Gp wie ey w oe (iS a Ca 7 by my OK Sn
nr) a pe teers foe sho i r oy : Por 7 Riad NA et ee
hosed 3 boo ; . ' achat, , . ,
few posed ; 4 4 oy "£4 £5 4 _ re " gen hood o es
3 ne hoot £4 ahs % Gipen yer Saar 'n we ee chs wdeed Sneed 7 wy
frend aE an a Ca 'a fi, aR iN gt £5
peo a 2% BB gy oe 3B 2 Zz
ee oe ee a a a <a a On ie A 5 neers "
2B = OG 8 BG G8 8 &@ bY € BO Reng
; gore a ' . * coe a os On
if whe mn a hee nat aS 4 ae ay, ws | | OOD ae oe ty
woos a Gs ten t3 Gp ehece cA a ay "ae "es hes rs gene GS ater don


%

The pellian coming on for hearing, upon perusing the Pelion and th

afidavil Hed in support thereof and the order of the High Gourt order dated
08.04.2025, 20.12 2026 & 27.01.2086 made herein and uoon hearing the
argumenis of Gri Kaikala Rama Rlreet!, Advocate for the Petifoner and GP for
Revenue for the Respandent Nos.? to 3 and Sri A.S.C. Bose, Standing
Coursel for the Respondent No.5:
WRIT PETITION NO: $141 OF 2035
Setween

isadde Muniswara Rao, Sic Ramachandra Rao, Aged about 88 years Rio
Door no. 1-101, Billing Vari Veedhi, Yernaguclam, East Godavari - 834 343.
.. Petitioner
- AND
1. The State of Andhra Pradesh, Re ap. by is Pri Secy, Department of

Neverue, Secretariat, Velagapudi, Amaravati, Guntur Dis

Ms

The Oistrict Collector of Visakhapatnam, Vicakhenatvam

. The Tah 1S lidar, Visakhanatnarn Rural, Visakhapatnam

75%
%

4. Mls. Hayagreeva Farris and Developers, Rep by His Managing Partner,
Door No 8-20-30) 1, Flat Ne. 202, 4" Floor, Sukshetra - East Point, fast

Point Colony, Visakhapainank 83004 f.

ast

The Greater Vishakhapatnam Municipal Corporation, Re ep by its
Commissioner, Vishakhapairiam.

| . Respondents
Petition under Article 226 of the Constitution of India is fied praying that

in ihe circumstances stated in the affidavit Aled therewith, the High Court may

x

be pleased to issue an appropriate Writ or order ar direction more pariinuiarly

z

in the nature of Writ of Mandamus declaring the action of the Resnondents

more partes | ihe action of 2° Re

spondent herein in issuing oroceedings
seeking Io resume the land admi@asuring an extent of Ac.12.81 Cents in

Sy Nog23 of Yendada Village, Vishakhapainam Rural Mandal,

Vishakhapatnam District, more particularly the land in Plat No.35 aCINESASUTING


ert opece ; ; rom
Sen ; 74 ba 9 3 % fh o
oeeg fo) ae oat ; tap 'e) i , Z 3
a ,"h £s, ne . oft 4 ae pegs,
a vas fk fe te ie HB Be © oh © 3 " be "
ar " Seed red eet vane 4% 0% whe Gs x Ph yor up £4 co a
PS owe Pe an + an <r a Oe EO Pon eae ae ay
NAO a OM ans fen ait gr Bad " "904 A ro oe
tae fs feed owes. iss Oh oon 5 feve 45) os iid sees ®
Soe. GG wd end teed 'beet wae rea oe cyent pon oat, i SS ro en? By
ra) C2 eee ws as "4 ie 2 oe Soe. 0] Mh boon ¥ at a3 sad
"a "nee boot . fA a "ae the CK "on, re 3 os cay) t rae
'ft ; Tn a3 ae oe : yr re wh "~ a steed on
ake nn wn Oe pony Bp Te Phy 7
: Se, a +19 os : pee tehen 4% ; z
Uw UE OS fe G Et 6 a ee
bees ' ns ¢ oa "4 the tere, "nee 3] q , pore f% f% hn .
£5 Se gen cea os GA er tc won ape hd we vod baden Sona Poon we
fe ia @ we we £s cae ; ie yo tga "ay 03 ye iy, ee
yore a3 vey oo, % ' ons as roooe £3 3 aS eee where hy
; '" aed CLP 4. it the yeas irs oa [oth £3 LS4 oe
agers od ee tree me os me So tg Ne mn oe ae oes $9; 'eee,
iy 3 ' & bee GA Be pa pe rea a se ed
a BEd a Py one vee bes « en pie - eG
nr oe ay coe ee OR oy KE a ae)
a, fr Pee, $4, Sed a "C3 7 oon gy A ~ howe we moe
Op tp me og Bo BM 2 & oo @ os UB 6 be a
oon - 2 wn oe _ 8 Oo ge th ke we es
: rot "ney ae a i ae: ' SF wn ot bere to ree card "nae eo
nore CN , ye wet ee " a hoe weoes in,
4 44 2% foc obere ; ry fede capes cs ten, -
nan «OOS a oe nn a ne 7) 73 'sed % ve os cae on
om EL Gi TO A tf we ra) oo
ie "ee hohe ek * " - OP EE aoa me t ves
oe % ' oe - « " Hi B
54 fete on tne 5 4 a "agen ao . .
no  & 22 2 OS gow eye deg mse OR
Tred CR . on ogee ti we rn re hon bore cme odaoe. fuk so eeeed 7 Seee ore
pe yr ° bee. 7, ad a . ng ah 'tage. : ans) rs va Se pe t
ers feet peore we oy Ls wee rae % ¢ ny agree rae) re ohees 3 i r¢; $3 --f oe we
p 6 te My a a a a a ee, a rae £5 soe
Gi sd i Ae bones ty 0 A ese EO Saas wind oe te ' ye oh. ant
ee Be A" & we OB mw i be tM FT ng nd
a ann An, Age TD a id ee See ogy 2 oF
2 & & EOS se Bae ee on o - re
5 a Or ne oa ko i. he Oa OOO OR me 'A ty ES
i, 7 "ned ote Sos ay res} " a oe 'ae Le Pas og iden % soe ewe " Poet wa 0 '
we ae on Eh ee wt wy th we Oe Bw be g me we wae
m o & DP wm £ BS da & " &§ 2 wg & do ea tn 3B
a wT dp Mt @ ta OG pun a a a en ae Sao Bt
ee mn re eg? ¢ panne MG agen 4 ee i Sate
ary > tf fom RG Rm BO ey Oe P "
Spee Reg eS s)he OF) Si Fh . ee: wo, wee
£3 f ws od 4 : fee RS Le £5 Spree ge ny, o gy ee
Syl BERS SESE EE ABB GS SEEE a % ag
oS OB Ey io omy me Bis se eo & hs
er 2 8 Pw!) 2 Ye BS Se Be o @£ o 2 & bk moe bod
ron S&S t oa & 2 gag, hen eS a ane wen a m 6S 4 £3
Gj Be mS BG psy a na om fo wm O B BS owe Mg, Ro we he
on. TB OD fe fe of & eo & 2 ® a 6 & 2 Bw
o "3 wa . "ann etn a ibe f "5, ete setewe t {fd
Oo & ms ites 2 6 £2 SY Be By fk oA rm A
fy fe 8 ot €b Be agen gdh me feet) [5 rn ~ if bach g
- 'oe serene ¢ ? pod apes a $ ee *
me) i i 3 mm OK Es
hen baew CL. oh. we rib wh Le fs ae
oe ee 55 a oe 7 rs of a
Weieg

rn QA
Vinee

apainam Rural,

a

*


ey

4. Mis. Hayagrseva Farms and Developers, Rep by is Managing Partner,

os

Door. No.6.20-20/1, Flai. No. 502, 4th Floor, Sukshatra - East Point, East
Port Colony, "seinen SGOOF F.
Commissioner, Vishakhapainam.
Respondents
@ition under Aricie 226 af the Constitution of Indie is fled praying that in the

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

ee

ee
es
ae
eB
£2,
qente

Oo issue an appropriate Writ or order or direction more particularly in
the nature of Wert of Mandamus' declaring the action of the Respandenis more
particularly the action of 2° Respondent herein in issuing proceedings vide
Ro No 037 /2006/E8, DL1G.03. 2025 by which the Respondents are seeking to
resume the land admeasuring an extent of Ac. 12.51 Cents in Sy. Noose of
Yendada Vilage, Vishakhapainam Rural Mandal, Vishakhapainam District,
rare particularly the land in Plot No. 42 admeasuring 560.38 Sq.yde as being
egal, arbitrary, urgust, without jurisdiction, violafive of Princinies of Natural
Justice, vielative of fhe provis Jonas of the Transfer of Pr operty Act 1884,
Cantrary to he Order OLYS 2.2017 of this Han'ble Court in WLP Nos 36473
of 2074 and 26653 of 2015, and viniative of Aricias 74, 21 and O04 of the
Cansitulion of india and Consequently, set aside the proceedings vide
proceedings vide Re.No.g03 F200 GEZ, DLIO.03 2025 issued by the
Respondent No.2.

IA NO: 1 OF 2025

stated i the affidavit fied in suppartof the petition, the High Court may be

oleased to suspend the operation of proceedings vide Re No. 2037 /S000/E2,

ct

GE 10.05.2085 issued by 27° Respondent, more particulary to an extent of

~y
s,

the land in Plot No42 admeasuring 5080.28 Sa.yds, Pe

eG

iding disposal of WER
SPi2 af 2035, on the fle of the High Court.

affidavil flecl in support therec! and the & srder of the High Court order dated


its Sewe eeeee 4
'ob re Lt Gee. raped ~ Ma ;
wr wes a a % % ve oe fi 4£5 raed - gens, "apes Sina
ra, yee ae "pe. pe 50 a oe 6 vieoe . .
ns ne ae "oe a ve a rn rr rn fo own FE Re ao
~ r fee, 7 ne ¢ £3 oa a bas See, eee
few ed "-- 4 a ie) a m 8 2 & @& oc 2» Be © BB &
oe * 3 ved r% % @ wy 'pee o £3 nr o> a wy ox yes
o "iy yor t,o oor "nei i tahoe 4 z r £3 4 _ a :
ko Be ; : ae me Bs pom VP mB Be EL ron
. 4 ag * per £5 oe ye ay weter gee we te Sh FL if "in see ;
yaa ey C ecaees LA sh sn a mo
an vey ane . 6 Ke rr © my a >
og ID i: ye, tees ion 7 rr on oO a cA
bbe eo) as fe 'seed EB os tie * wh OT he ye te
nen ae a cd ' bon te po G hee ee ES bese eee ' fe my F ay oy
4% 2 7 fee, + 33 " « 2 iy
ee fd os es is > SS SO we «(OO SOM, - A
bore Fh - : ae we res "3 en bowe Me « MB GP thewe ¢ en Sts
6s ae o mS " aan ee wid foes veneer ; ted a yah ~*~ Mot £fh
ta m 4 ey t rs re Cs a Fae oer on i% ge ne is £% 'see, "ft ceed ea
Y we Lei, | Sowe a 04 ron we ord ee ben, eee 'nat 15 Ce a fea
ee leew Freon. <> wes we "pet weg ge ee tied on Kee % Oo vere * fs . on oy
ior roa abe ee frre nae a ben, ay ge ' % weer, Le
bene mf yO wh G Son Nae 5 G eee 2 lene 10M yee teed in nos
er ay Paes Paes send! chen o C3 Shen ben we tyne oC fen on [my a ae '
is 03 a iss of W; an ae ry ee GEIB eH
ee wd we ow Be 8 Ory nn (a a a © ©
ea nner 'new cs oo ig " * awe ete. °
ht ve ais 0B Save oes oe ro i . om Fa yee. a on ; a an Se ea "CS oe Fae
vn Lid LAE Sie rs 'od 4 se! rn, fs EE % Seve er LA iit ee oe * ae whee :
sheen 5 oy F3 Soden. Aras we al 4% ube. £&o vr ate : gee wt a4 ? ae Peood ed
4 > am y town od 5 Fest anh % £5 " tf * bee oo etd, ae ene Kee en ¢ 4
? é a ™ ae here 28. - Tarvin.
5 A ntpes i us ond Sy eng Fe C2 ae ¢ ed sped ee eo o ae
ci ie x Of -- 6 gt wen ne S&B oe oa
ma 'fs feeb fore Sn, ye fooe + 3 , % "Se cme, weere ied ya wy ode teed oe
Nie sdf oy rita a" yee a ol ween wr "eed led Z 4 CC ooh in om int ase
om rhode aang fe fe Oe Re (mae ed yy, ST
5 on g 'at : . % Save, - 4 " oot
ad : Senses UL yen eo boos settee 2% orc ane? 0% ran Le np 74 ae ror, py rr "4
rere Spawn ee ies " re $6 at 3 on 4 wees. Lf ad anes rf
£2% aa e Son Seebe creed whe oes ay He ¢ ool we "sf 44 Z ogee feer a
Senet neg AY ; % oeeg $4, 'eed ed oor 4 ese e% ee at to ae fete, beee Spee on
' % 4 ~ be «ESE a ee io GC me be eg ot 4
Od ea Bo eed ' to EE a . veoh an or) : i, ms oo
os ms 03 cae ¥ wg oR ; ay yo 4 ny ny on rtd we ; roe
Spned : '+ ee lx * ; py we gr tt hes Yi ie or ore ed he 4 % m saad yg pe
" , og yet ow 208 tt boas i wrt fn oe whens £4 . bee yn $53 4 Mos ve
nn eG - whoo. we tne $ or. ped 4 3 ew ' aN
"en Va i og B A me % & we Ve eB & , Sg 2, "i ge a BS
eee Melons "4 fata her tia.
oo iy, ey an fae % @ © ff fe Sp ue ee BED Cb
3 Fa " 3 Be & 2 e we OB @ 'fa, - @ S 8 Bs
' a a0. a yer. i, a ; "te
frm tt nn nt sa rn nn?) way nn a ee na a nna
a ta itn, he * id
oy sect i ge ae  @m % nf 3 Py gn Sh Ge MS 6
* gon Coe OG jen a ae; ae rn i i a ara) a of . we
. % "4 * 4 Lf 3 Spee £3 . i San Mn, fon $ 7 eves bees tt
. ne ; ~ ih 7 vr ee "seer 3 cs Pate fee st fy » Fe
We ge "ogee tye gM am © & Se & E rae "RA Dm F&F = GS ap & GB be
ra orebe fee > ae Pen Lan brew few. ae ae is a £ly oFee Pf 3 ke + he wey . o% i? o
ae oh tft se ohoce we LO ceed Se eed oy ws ao ULE as > oes
od we OG om COE " bs aes aye i oS 7 wo pee BG Mocs CF te a et OM wa
way heat wn, an 4 ree ie wee, iss gy * Se per 'eos vine gen ~% "A £5 a oe food sree meet,
lon Foe a a BB we at Comm on S ds ° es wf "4 Pa va xe ie oe Paton bese
rad ts "a (Ane, oe tees 4 ct oe Fa poses 4% bose
£ ae 4 f xn " - vod £3 a a) free scons Gee * 2 et . qe, heed Gp A
* ed 2 LA en car i bod bare f* eed Pong bon. y 23 cae ths Me, Py EB
a i oe wg or i . a, ¢ a a if 4 Sy re) oH a i bewe we 3 we a u
. haber ue oe hee ay 3 : , & a "noe doe ENS ay eon ene
ee pee ai ~ zy Co a a CO: Fie a A on CS a
- Ae ty Be '= 6 7 pe he Of Oo ey we fee + EB
fy an 4 aged , aed ey a EES \ then, res . $7 ts ied hae . a -
rane reed Hook nee ben wy bog 7 Yate, Apes oo oS hee i ae ; 7% -- ue oad yes x ae
a OE mF oe 5 & & we we & BT a ne er nn
kee e i on 3 ns G fe a a ge "7 wy OE a .
we Oe a Bm & om Bow EE £ & S&S n> i oe Eh
3% on say re feene aa boll ee 5 bewed force whe bee, * {3 ms ie peer ee Fa "3 2 afeoo re
pe; a ee cod Ss ad nae ~~ ea a ar 2 a > a a nn SEs Cod
ree a Ba oe oon eo » @o eo w S 8 we & 2s 8 #4 fe 2 BS 82 a
0 a i 14 we or a paces oe wee ned & a ; + be ; 16 Sow vend ag! ora fe? 73}
. Bm OE mG be eS Qe , OG : nr
mN 4 peed . a & on Sane yen ne Ieee bees, wa od "tag fons t¥ ris °e%, ee " oS a pany on oo r 3)
"i g F is] ern, a : : a we ibn Lo t¢] ste wey, TEE nee ole
~ & B® Lf Ble 2 & a Ch Ef ae) 2aeez@® g & zB Y
Le hoe es ra ts 96d od a ee aces ne,
mS Bor 8 & ee a eo @ 2 wo A TR Oe
ben Th fa nee eet Uh nooo ee err by wv Ga ee as " pen tf "hese



Property Act, 1884, Contrary to the Order DL 19.12.2017 of this Honourable
Court in WOP Nos. 36413 of 2014 and 2 S653 of ZO1S, and violative of Aricies
44, 27 and 3004 of the Constitution of india and Con SoqU ently sel aside the
IA NG: 1 OF 2088:

Petition under Seclian 75¢ CROC is fed praying that in. the

circumstances 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. d037/2008/E2, 8. 10.04.2025 issued by 2 Res spondent, mor
particularly to an extent of the land In Plot No.2O admeasuring 48¥ Sq.yds,
pending dissasal of WP No. 9113 of 2028-0 on the Sle of the High Court.

The petition coming on for hearing

aot

B

pon perusing the Petition and the
afidavit fled in support thereof and-the order of the High Court order dated
O8.04.2025, 20.12 2025 & 27.01.2028 made herein and upon hearing the

arguments of Gn Javvall Sarath Chandra, Advocate for the Paitioner ard GP

oe

for Revenue for the Respondent Nos.1 to 3 and Sd i AS.C Bose, Standing
Cournel for the Respondent NaS:
WRIT PETITION NO: 9144 OF 2028

Behween:

Uopalapall Venkata Ramona Murthy Raiu, S/o Uppalanati Rajan Ralu, Aged
about 69 years Rie Door No. 3-114 A, Gandhi Nagar, Gopasite MDO 5 Ofte
Visakhapatnam - S37055.
».Petitioner
AND
7. The State of Andhra Pradesh, Rep. by ts PriSecy, Department of

Revenue, Secretarial, Velagapudi, Amaravall, Guntur District.

2. The Distiel Collector af Visakhapainam, Visakhapainam.
3. The Tahsidar, Visakhapatnan? Rural, Visakhapatnam


"y

xt Nx

oN Sat
soe

"y

wee

ye " rons Lapoe Sees apt

3
nN
~\
ws
SS
ob
x
ay
3
a

4-3 te,
ssi rh, wer, wee o 7) att ft
Trees ree Sone ewer 7 ; ' "4 i" 5
sida \ penn " ies ode
eo * Se acte AE rn 13 + wm od nn nto: we
"eS 05 ' = "Eee, "ee, bee? eo eee Ng pak Ned * too reel yok nate i
A sheet " taal Soe wy won fee wood oe 43 va ede o%4 fe 'ned
aa gz tame GS on iy £ ss f oboe. te A '4 a ve we
fae Se my ae a Gy eet ce é ne 3 '1% ; " Soe
oad weed ras as yer & wae re wy gene wt a aa deve
bs ey SF to fé Bw «3 em ge ig AS) re ety
"es ee mes fod £3 Se ad ase 4 Gy ie fined "i 9% oS peen oy es
aa fete BLY if a 4 yn ; £3 os By we fi 5 a "
is £5 os ord bn . i wood hd eed Fy
7 rn 'eaten Ay ¢ #4 ce > Soce yee a 6 soon on fee eaeed
"tan, a3 Toh, gee a i arr sd "ey PO bean few, £3 Rae ves "ne ee
where co f . wade rane oon a os eens ree.
od "4 ty BE ws Gt an osx oo m 2 TW
Nad? es Soe beden, & 5) iat chen? trot: . oe Paes $84 Bad
' 5 oon oo coe oH. ' al eb rad fs od Sea, , cid whee Sadr. ex gens
O63 * pa vegee er] 3 in eee as were <3] fees, peer Pf uA
a whee ; oe a3 ow ~~, ; £4 vit * C4 a om
per . et ween snee. tom at we i a So cr kee rs o
bbee sh 53 heed fot ca a3 62 Von ia ~ er ay qi A
Jee x we hee eA odes wa % ae Siewe tun a ey 9 ; = 2 Sees ft,
ce ~ =o & HB OB s B86 6 = ww» 2 is SS iin
fe % i Og _ & B ee ES =D a
oy a nene ' ~ oon Rbpons oo aoe 'a O ~ ee feet oe Crewe ne
Pavcal eS $3 ee pn hee oy oe Sen ih oe ay om @ oy bh
ae re A Soe es: oo peed cS bee ee es f rh Se oo Ly en
£% tee gee ® S nee ue nae net fone Fores 6% aes poy,
i in a oe «EO "he Se a a
os uy ne spe Sad Ea KE eer nod feohex aboot "the are es LA oa os Ce OI
3 tone 6B tS ¢ fare '~ foe pot os SA woben A ' 77 bd
: i ed fad Ls a ze m3 OK, a thd oe
iS tA ee ee Gy an He oes Ne eo roe ed MS ae Pay
ke yee " he * iy cm oo Chom 4 yO Ge <n i -ann
é ; ' or '3 ve shrek 4 %, apeees rd
ran ee Ioan goo thane " tS ce Some apo on NP pa hor Lm Fk pe
'cae? : | * tends a peed wp 4, Fa ys < ve bccad hid ny
os "es a spot "tee a ea *% 3 iy aves PE Oy i rs es
% sheet LE Ce yn. Seve °% 3 * . a di ; . , va
ie oe we OO kD Be &@ & we SS gf 2 wy
i me shod feoe beer er 3 RY OME Tees me) " f "4 pore $ ve tad a
ae an, a an.) a on we ony a sn py thos
i 4 xy £4 te 4 ' oe apy, gee Sieve Gog L4 Geek eed nab
cS mt i a a rn Pe Sm "3
3 , Z " . on > ' . 64 " - on Z ; vane he
re *. . ey % . A re. 5 oA ta,
fae io we he + we toe i? By a¢ Jd Ch 'aad ere veers er) "geen yet oh. urs
oe re, ene 4h iad i Sarg) Co ne ss) aed ne AS y eo oct "en oon te ae
wd to r% 4 43 Send ver 2 oa beer oes Sar dood: ston ee) ae x i. on ansded Lo}
re the re on ae a SC hae ee oes eos a 5 a yo La «F9
Lee z A ee eee! ve Same o "a trees 5063 aaa : Sere on ed pein,
ae ay ay CS bg As! yen pon Pattee £3) . tac ~" Fy By we
shore Foe che "ed nebo ied Sows a bees wa wy te Sty "ce ae poe ite "C3 1
vai cheee need $ on, mene : yee oo ' } aay rae) ioe 4 oes raeee
4 oi 5 i Sh get Ogi iO oa he £0 aed 'eve ' ved 5 ke oS w& noes
ms td nd enc ve ton. ae oe wrece ie tooo et os Fd a yee w a A 35 ee
we ws a, wee ft ae . fe He an 'aod es a fs
phere pt Ve epee pe are ay he Th KE coc rm oo | a (ae a we
a f # ts Foon yes , f, $
oe GE & & BB we & Ce » & oO & & B oe gy fe
mo is . "fs Sa pet a, % ty Te} a ks Ss oy td £% pa es ee et
tis eo ; ty en Wf E> een ' co Se *% 6% " e~ , me
Wee fc the 1433 Us ne, gee 4 "4 igs Ree oe a Shaper. med hehe. Gan eee rag! "
i ge he we wet sebeies ra $9) eee oe Hd ey ry 3 , al
& fy ee ad ion ee oo 4 a oa " pod 33 ay San
we (an cnn a ane | a re G10 Kh we Lb
is: Sh eee an : Pow bee 56 ee Pe ae a th d wn . ity Saket
mot 4 tS Taber pcan mm en , 3 ve ge Mo to os
$%% ? Saad as ma os rane ivy wed hee Ber Ps £3 xe ares. whens a) as ' ee eet os
; @ a pn a in . ee i ae ee, os ee) : " ay
Bef co 8 2 wm 8 Fad he ae te git ee
raat Gee gon 'neh 4 wi a, ty bs % age yer ye fr é 3 "nwt
Md Be se en Ca ee ts Eee a) wy © @
OE 2 Sm 4S B G Be Bw Me @ pi & & mM
' pees gn q é ba A % " ifs oe an sai
am g oat La wo a Kee x , eo fon 03 A
pee oa iL Soe ' ay ne fete ee get Bekee yng <Z Pee a 2 oa OT soe yee ad
he Ot % od us MM po Cg rey) . ify oh, on s in ae nse
f be? Ci 23 pane aa te 3 : re ay : ve eed "oop, aes oon, ane
a is a) wh eS ip "te, PS we OD CE gery
re ben 9 si mes seer Oh, Ce SB ut waeed rs
- tr #4 & hn pa % FO fend £3 Fe 'at gee
Fa seer) oy . ates 1 , ie Sy Kn? va "* cn
eS vo ws g we A $4 yates P34 aa t*3 bgt "3 ¢
whens Qe £h BA ge "EY Sib te, ra Ge ¥ oe ay j ge beat wn
Ga dete Be gE oo, Te wm & = 7
52 As 2 Eo & 6 Be & Be
. Gotne wn etee. yonees "3 "t or



to's
red
Ae.

O8.04. 2025, 20.12.2025 & 27.01.2028 made herein and upon hearing ihe
arguments of Sri Javvail Sarath Chandra, Advocate for the Peliioner and GF
for Revenue for the Respondent Nos.) io 3 and Sd A.o.C Bose, Standing
Counse} for the Respondent No.5; ~

WRIT PETITION NO: 9391 OF 2025

Behveen:

Javvad! Sonala Krishna Murthy, sfo Late Sr J Krishna Rao Aged about 64
years, Rio Plot No. 18, Justice Colony, Road No. 10, Banjara Hills, Hyderabad
~ 800 O34.
Petitioner
"AND
1. The State of Andhra Pradesh, Rep. by Hs PriSecy, Demariment of

Revenue, Secretarial, Velagaoudi Amaravatl, Guntur District.

The [istrict Collector of Visakhapatnam, Visakhapatnam.

fot

The Tahsildar, Visakhapatnam Rural, Visakhapatnam

Mis. Hayagreeva Farms and Develapers,, Door NoO-f0-20/4,
Fiat. No. dG2, 4th Finor, Suksheira - East Point, East Point Colony,
Visakhapatnam 520077. Rep by is Managing Partner

The Greater Vishakhanatnam Municigal Corporation, Vishakhapainam,

ay
OM

Rep by its Camnissioner.
| Respondents
Petition under Aricie 225 of the Constitution of India praying that in the
circumstances stated in the affidavit fled Inerewith, the High Court may be
Meased fo issue an sootopriate rit oF order or direction more particularly in
ihe nature of Wri of Mandamus dec slaring the action of the Respandenis mare
particularly the action of 2° Respondent herein in issuing proceedings vide
Re No 2037/S00R/E2, DLO OS 2028 by which the Respondents are seeking to
resume the land admeasuring an extent of Ac. 12.51 Canis in Sy.No.o2/5 of
Yendada Vilags, Vishakhapatnarn Rural Mandal, Vishakhapatnam District,
more particulany the land in Plot No.2 admeasuring 1894.64 Sq yds as being

Hisqal, arbitrary, uniusi, without jurisdiction, viclative of Princigles of Natural


Aol :

3
z

ative af

youll Ned a mw tf] bid he
adore. Sood Ces ts cheek Soe sooo oe
Neer «pion ped ae) Phe per ny
. oe yo tregy,, aay By "
"ee ee. ie t oo os .
an on, Pa % ed eee
. , ey i ' tee be
an a an a an
we Cy cet gS oe gay oo
CF sane oa 2d 6
Fagan "te roo] "y on fren oe th
es > & rn 7 3
a oo cad rs en us £4,
"es yee gs sae a 4
GW o cor a an
(e) . is a oa
ie ft ee a hl te SS
» oy te oo o
eee. i ees fegee, wen eet a
" ee van < ae we
cepdpe od an As wae, Inne
wg OG ms Fe tt
vp 5% po ns inn me
fe Me a OF
Codd od se 3) Soden ied
aed Sad . neon if atts eh .
we @ Hoot eee oo "%% bese me
"ns. iva on yy nad 7 '
. Me Lf i tts & nee:
ws oo if b "cen? a ion tee .
oe nee ate ras , % i | *E
eo tts "on, beodoe Peat
et LM 285 gow ; "o so}
wee cles % x "t Siewe Ena i
aoe at ae tou rs on ve ve 5
rn ire A i cr ae
ie ihe cy agen fhe pe A
Mee ¢ ; oe od ele
aS on <n or
"ee Oe * ns
ae Co get th cs ip Se
res + 4, aes sot book
i rae *, ye to te be oy
4 Ce ee vo
wn wn i © 3
ite Si 2 A ieee a
Z a4 fe 3 ed
'ee £4 ise pee ~ oy
4, af where rapes a
we fC ne GS
ye tt we 44g pad ae 5 Ui tag
"ry cp See ey ree ia "
; on
e 6" FS S . 8 Bn Z
ra yen ee ik a as 33) oc dnat
feape yn , ge * oo
ys ry fave eS oo eee% chore x, SA
op rr © a arr
he ae nS " eee CL.
oes coe] £3 fon, etre gen "5 ° lee
ok an bed Co rap Lid res sew
"gy 'ae ¥3.. ra) aR we
" we a 3 25 err "4
ager Sree rs - fore Ment S57 nA
e%, i) uA % ; <3] ty i) Ke
om 64 BO te ef ce a ae
na Sete bor. etd. th Sabo -- hered ies

..Petiianer

ee:

ey
q

for Revenues,

x

Re

*
>

rN
g

g

3

yed

ws

x

ir

ey
NEED
VFht

AP

e
x.
ned
PEt

12

"

x

Ne

es

sf}
ote

SQ yy
MAE

<

:

3,
;

3
Rey

AND

=

aye
3

8

Pa

<
a

>

Ab

y

ew
4 S

a
Me

i
stor of Visai

nN

ndava
{26ST OF 2088

4 fh

A

a
wt
=o
Re
of

'
ae

¢

f

ry

~

ae

s
.

i Haribab

No. 853, Road No.

he DH

o
a

ey

sacretarial, Velagapudi, Arn

The Tahsiid

3
BS

went No.8:

~~

anue for the Responcden

Fs
oy

.
aridin

eS
x

2
mee

&

WIRTT PETPTION NO

Sehveen

g


Ye

Wis. Hayagreeva Farms and Developers, Door.No.6-S0-S0/1,
Fla No. 802, 4" Floor, Suksfistra - East Point, East Point Colony,
Visakhapainam- S30017. Ren by iis Managing Pariner
5. The Greater  Nishakhapatnam Municinal Corporation, Vishakhapainam,
Rep by its Comrissianer,
.. Respondents

Petition under Anicis 226 of the Constitution of India is fled praying that
in the croumstances stated in the affidavit fled therewith, the High Court may
be pleased ta issue an appropriate Writ or order or direction more particularly
in the nature of Writ of Mandamus declaring the action of the Re Spades
tnore particularly the action of 2" Respondent herein in Issuing groceedings
vide Re No S0S7/2008/E8, pt.10.03.2025 by which the Respondents are
seeking io resume the land aameasuring an extent of Ac. 12.51 Cents in
Sy.No.g2ia of Yendada  Vilaae, Vishakhapatnan Rural Mandal,
Vishakhapainarm District, more particulafy the fand in Plot No. 15
admeasuring 382 Sq.yds as being ifegal, arbitrary, unjust, without jurisdiction,
violative of Principles of Natural Justice, violalive of the provisio ns of the
Transfer of Property Act, 1881, Contrary fo the Order DLYQ 2.201 fat this
Horite Court in W.P.Nos.o6413o0f 2014 and 26853 of 2015, and violative of

Articies 14, 27 and 300A of the Constitution of iia and Conse aquent

¢
Es
rn

aside the proceedings vide proceedings vide Re. No S037 /SO08sE2,
UN. 10.03.2028 issued by the Respondent Noo oy
IA NG: 1 OF 2025:

Patiion under Section 181 CPC is fled praying that in the

circumstances slated in the affsfavit fled in support of the writ pelition, the
High Gourt may be pleased to spend the operation of praceedings vice

Re Na slo r/2006/E2, [8 10.03.2025 issued by 2° Respondent more

a
5
{f
ae
i
ram,
tad
sie)
Rim
ie,

3

So,

particularly fo an extent of the land in Plot Na? «
SQ.yds, pending disposal of WP.No4S821 of 2028. on the He of the High

Court,


'
eS

= a th ' ' gee
fees " ne ¥
'3
bea gee hor ae a hens, ye
ve mn rapes, 24 k a
resed rs 25 on. ° as B %
hoc "ieee " vee % feve Lee dpe, we 4 yr
acs shah bees wy on Z ts gre
~ ; yn eat sheet
BG a a © 2 6 a. e ee ts
noms ee So are onee £5 . fons [ss we Sadoe
a rr g wheat ot ye and ' a dere
ed OF fae 'ead ae a ee "3 ' isi] oy o
oad he heed nosed egee? aa 5 Sat co
ae g es to @ * nce' wee fee
aay trey 3 wade "het peony : fet 'sata £4 oe oh, teat
nat wy Taee Fae fr, % vee hen on hon Snot vn A ae
pe oe 5 th FB @ : nro ey ty Be
roe | tines res es ae fed oe De . G see1 nd L£
be pt a 3 a Oo nn Oo, GS Ms Oh tee in
ge whoa he fue 3 me OE : vA
aus vheee feoe 7 4 3 beee. ae Fae ad
5 ts ' "ert, | tbeod gon - ted cy "
fae tye, SB & rm oe YB mw & e  P &
4 j atone 4 nes, 1, weed deee ifm i i
<n ne any: mS an a > ne (oy TG
"4 uh, <3 % 4 a iS it o raee
ea 8 fF wo | = pe eS
Dewe 5 a iy i a Sagar oon 5 * yn, chee ae ae) rdoce "4 o 4gh .
on yes #7 viee? Log a ig ae 4 Sedee lee Sok ne
oH tC Oo - on N teed ' ; $65 a4 gy OD
x eee. es 3 a Ee Ms gee von awe! res , Lh " fg t we
2 vod a3 a 74 re: bee, boo pot A on C3 at on oS
2 Hs iss yn ne o OMS , 4 re ihe aos ft cE hee
fee. wt oe bere Teed o. kK Bs th cas) cer we, ot, howe oe tere
, 3 o* 4 ween, wer ene i roa ; £4 vee 7% v4
gree ets a) Seu: sees. eed C3 "ogy roy ed 4 eed Lt
oo beer et ee se % A of Oa wt ey) LA oo, oy
ae ng gee Soe i a3 io et eo uy rest eA "ot mf
ro ree ord we Ly co. apn, Newt ra noe seed. ie " ets bade gene *
iD a aoe fed! oy beg pee o% we a pel fee a " rr
o Ae , ws roe. om ae A . ne Se? Son wm
% 4 WS 5 Le EG i, 5am rea v sare pad
? 5 a 3 td rn " Hh y oe 5) * aS a rs
Ne PA ad is fn} an An A cae Sen per voce ook Lr an . tether
Ae: g wy "cael passes x as "or 'en sega as 193 Jooe ween A 4 alee
* iS capa SON ay : . vane) Ay ee 5 'dot Sood lee fa ». a,
a A eS 2 te ate om eh we oy et
eed trp aoe aed when oe *, Ei a ea ae * (i EE SE oe eas ee
gies yee ben cn ; '* oe * wi 7 Sas i : teens £9) fone
Te oN ed ond ra pets Ce: 4 foe 4 ; went, eee ue sherk ne ae 4 on
Zs oe 2 an cc A co a ey ts ne io a he ee
raged a " rath SOE Ch. sarees re 4 ed ae f ie Gh ant od ; ie . teed !
63 oe 3 ood PSOne <r ry bn oS neh , a wm gs gr he ot, ws
& peas im, at Ly £4 'nat ty Ae oo £x5 % lee tt 'here ves Jp F4 t sg i
i Gat cad ot * ae La pa wy me bee nae ¢ is) ch a an id mpeee ro) Fa
ef & wy a Me "eg YN here " oe) a Re eee j sae wr pas o an, we :
we oc pera on oS aa ae oo ead eee in o . ye a Seve "oe Seas Sonn vee? ie ries
z a p : : a OS ve *S 3 $ ratte z ea
eo a a re We ae BED , fy a $e, p Be Se sel, oy wm to ae ve
2 os ¢ Ch pee yj y yo. . 410) boos Pa A Me oy ry - ft
len vette 4 on ore tacks ame o an ome "f? Seer, + re fern z bee 5a) aed ihe
wee eg OT eee fom fe iv 4 FS in TS tA % aati . Ww
z Saat DAA nee Si Ad un oo, nts pi ee if oo ny wae 4 we : 3£3 ro97 ote
is i ape a i eyed seed on : wa om us BG x aden ye po
o% At B ey " ¢ fet iB heen whe. not on he sateen ; , p me
no Tad tek ponds cw no a 2 ~~, ce Rb ey i ' ae
we fad on sy oe Vr ce é ge cs 3 ss 4 a ben 4 ve SS < as] pe
J - bg ran 5, * 3 peee ire fon -. bene '. mh, £% f vane a we ne coer bran
Fs Sa a ee OI Pn a a | Be cad 3 & (2 & sP we
fe Gc ty TR OS ' m © : 4 "CS cm %
ove ae : wee see Sor ; > "46 ia : be 7
4 _ * whens wit if M4 teed aneee nn 4 : 4 ah owen vee aah
tee: 25 an om) on we ee, % oF sr a ise ' bon th bow BD $ - nts)
eat e% "on mee Ln won ws ih eye poy, Kahr sient ' i 4 oat yok oe £3 cw: o% wan
GO 6 2. €@eS 28 «6 &@ BE me og & 6 ARE SS eG OF
Oe OD es Be we a a ©
heed. pane a Ee ye . ' 4 oP en
og FE bow wees fe tee ee ae Go ee ee eH a
a ted Z . tis £3 aot bos Rper oN} sbend nee 5 "> 6o e . Key ' Hees nto Nei? Peed
16 EP ge cd i Bi Bm ~ oe 2 @ © wm a ae
arg a on ' 2) eam Ey cd we xt 3 Le ay f y ee oe ; 1633 odes
a ye Ee & he fe! my ote Hi GB my to & : re i Sg Be a
nee 7 ole peer weet '* wn oad 5 m sees .
we a a fw 13 Fe Be ae @ BF r aa ne nn es
74 % oni fees on "edt ant oo omen pon '4 BS ad ¥
nr a a ins fm 5 Oo gd when Ge * "
wnt i To 6 oO B an ors eo 1 re: oe MONE
nt wher é rs) ore ae S04 ¢ ed ugh
bed Sodoe ow ihe 4 ager pr f% get oe Se peor
Lit eheee ladoo, ooh eh Lo Lty "Sp

. Respondants


Patiion under Article $26 of Ihe Constiiudion of india is fled praying thal
in thre circumstances stated in the afidavi ec therewith, Ihe High Court may
be pleased fo issue an appropriate vin or order cy direction more particularly
in te nature of Writ of Mandamus 'declaring the action of the Respondents
more particularly the action of 2°° Respondent herein in issuing proceedings
vide Ro No Soa7/S00CVE2, DLTDOS. 2088 by which the Respondents are
seeking fo ngsume the land adcmieasuring an extent of Ac.i2.57 Cants in
ay.No.ge- of Yendada Vilage, Vishakhapainam Rural Mandal,
Vishakhapainam Districl, more particularly the land in Plat No. 4
admeasuring 38 So.yds as being Hegal, arbitrary, unjust, withoul jurisdiction,
violative of Frncipies of Natural Justice, violative of Ihe provisions of the
Transfer of Property Act, 1881, Cantrary to the Order DL{942. 2077 of this
Honble Court in ALP Nos. o6473 af $044 and 28653 of 2075, and violative of
Arficles 14, 21 and 2004 of the Constitution of India and Consequently, sal
aside the proceedings vide proceedings vide Re No S03y/S006/E2.
PN. 10.03.2025 issued by the Ress vondent Ne.
iA NO: 1 OF 2028:

Pelion under Sectlon 187 CPC is fled praying that in the

cycumstances sated in the affidavit fled in suppart of the writ petition, the
High Court may be pleased in suspend the operation of proceedings vide

Re No S0g7/2006/E2, Dii0.03.2025 issued by 2 Respondent, more

parlicularly ic an extent of the Jand In Plot No2& admeasuring 1394.54

Sc.yds, pending disposal of WP. Ne. WISE of 2025, an the He of the Mich

Court

IA NG: 2 OF 2028:

Petition under Section VST CPC is filed praying that in the

crcumstances stated in the affidavit "led in support of fhe wrk petiion, the
High Court 9 ay be pleased direct the respondents to permit the Petitioner fo
continue with the Construction being undertaken in the plot awned By

Petitioner in land admeasuring an extent of Ac 12.51 Cente in Sy.No.82/3


g

8
:

g

art.

x
x

3

5

Acre,

on ihe
PN ALD

xt

ty

SSE
ROR Fe

BS

=

eee

'we

:

. wh

Marne
jJevelogers, Are

Be
'

x
Hy

coe

Y

ad

Sa
>

oa
Hy

arms a

on
Ney
3
gk k

Fe

¢

°
s

WRIT PETITION NG: 15026 OF 2024

}

BINS
¥

Setween

™

The

TaN

*
ae

Jars

<
N

Bay

Yr

Devel

Ar

of

a)

ae

t.

Napainan

Fao,

i.

y
x


x

g and Developers, Having is registered office at

wo
So
ir
é
we
ey
5a:
"ony
<
s

D.No.2-S4oi), Old Dairy Farm, Aciarsh Nagar, Visakhapatnam,
Represented by fs Managing Partner, Ch Jagadeeswarudu, S/o
Ch Rama Rao, Aged about 65 years, Occ Business, Rvo 2-340/41, Old
Dairy Farm, Adarsh Nagar, Visakhapatnam.

1O.Ch, Radha & Avo Ch. Jagadeaswardu,, Aged about 81 years, Occ

ot

Business, Ria -A49H1, Old Dairy Farm, Adarsh Nagar, Visakhapainam.

ony

RR OS and 10 are impleaded as per the Court's Order di. 17 02.2026 in

PA Na Ot of SG28.

. Raspandents

Petition under Arie 228 of the Constitution of India is fled praying that

7 the cireurnsiances stated in the affidavit fled therewith, the High C
be pleased in issue an appronoriate Writ or arder or dlrectlon more particularly
or the nature of Wii of Mandamus declaring the action of the Respondents

more particularly the action of me are parti citarly the action of Rescondent No 2

2 eN

herein in issuing proceedings vide BLA. NO. TO8e/S980/Re VYDAIZO21 fe-
office 289808) dated 06.07.2024 (Served upon the Petitioner on 11.07 2024)
by which the Buliding permission granted fo the Pefiioner is kept in abeyance
and further directing the Patlioner to stap the work and not fo procead with
any further construction ac city as. being nee arbiirary, ungust, wrehoul
furisdiction, violative of Principles of Natural Justice, violative of the provision
of ihe Greater Hyderabad Municinal Corporation Act, 1955, Contrary to the
Order DL 14.02. 2082 of this Hoan'ble Gaurk in WUPLNO. 83854 of 2022, and
wiolative of Aricies 14, 21 and 300A of the Constitution of India and
Consequently, sel aside the proceedings vide BLA No. TOSh/Sgnn/ecia
DA2ZO2 1 (-office- 299800) dated 06.07 2024 (Served upon the Petitioner on
14.07.2024) issued by the Respandent No.2:
IANO: 1 OF 2024:

Petition under Section 154 of

cirourristances stated in the affidavit fled in support of the writ petition, the


4's mys ae "ry, 4s weer, % y "
% ¢ ¥ . za pon K % - + wh Seon oh, toot
vneee here Oeere oe ee tad + ae .
pe at ERS wn OF TR 0% Em "ot
tee peo fete grees PA [Oe rag) Nt td ed oe eee aed
Seow 3 co Soon @ pr 'cat BM ee gree rs 'ok Sooo
Pact a oe Mee, £% feve , ' eh cm 5 G3
' % free % ~% wee 4 e "
£9) coed ee Sede. ay we Coo ae he, 'hrdine
nas , eg 7 wo es es ae
yok none ey 'ade aaeee wy fond gud " ae on fy
Soden oo 3 £% a 4 fa yrs, " face $
oe wae a roa om oe 'adr.
ry a CY rt, So et ayeee ,
an er ra a > eS tf UA Me
nn ry ao bh BIN Oa "f, ei
ws vue oth ge yo ot
Fe a4 3 Gr bere on tt , Cece bane
Seo Ww a) aa + a i", ib td pers Fee] wn
, pe ad BA on 4 Ce 4 a
leek, ET m oo RO. veer i Cok 97 wae epee.
7 'as me, ey pate *
op tg ho "oy . 1: a SO A Se 7
sheet seen i, Arad re ng + nee fh om veep
a OQ _ Go tH oa ae SG 5 Fred
rod ; pa o es am "es neo. fn ' Don ~y, x
peee heed $9 ed ' vane Bid "ss % Noe OS bere becd pss
Fon, 'enue Xe ry rie sheds ite as orn coed we bas
Kage ener wo eee ae 4 » 4
ha ry £3 ony see, beoed 'eye. fy ; me oy 7% 0, 7s ne
or, Gy as eg --  s  C hhee
os ff eer eee " pon . fd ig ws oh: {% Sone
: pi ions of 48 * faeee
ce me we *
a ees ga we nn rn SP hcg tage rs
5 hm SS tee ara sob ES then
eh ahs ad pinee Bs Le? 4 es eet ge Panel ot
es an 4 ' , "£¢ : ke ,
~ bere ' 3 , i tie wd
yo a a ane - 2 MW ye he
be ne eS Ey an cc ah
ae : ee t eee wf a a anne te
i sca 99 ay te i a oo en od wi
Bren vere £3 Ay oa an See?

7
f
t
~
2
fy
xy
me
~
ee
38
TTR owes

a oes "
& Ti a Go 3 som oS fi wa we
% a 4 Pod ofeee 591 "ry bone tA? Sue i ee fees
£3 lon FR ae heh tna ¥ ht ay
% © @ Bm = th SS we ee BS
ee, 8 ~--  m O O ak ue  Owe  B OUE
: x as otin on 2 io a AS aE ee kon m. ood
eC CO te on ec fap ip ee Fh v oP,
iu i " wan eed 5 ce id ONS hs trate pad @
é 3 te & CL a :
fc 9 a Oa ee a a nr a a ans ae
MS Bs, a 6 a ee
me . g 2 Be se we Bm g & & w& B
ond wn OS ~ Gon ee eee wt tie efter gee
my, , g es wy see.
' j " ced het 4 "odee ras o wanes on
0 en tS i> gy RE "ea Eh Wes 2 f jB
oe OS o> aS, a Sr ae! GQ ee ew
iN th At ay wad eae S aned gee ee yn vs Meet e
es ne A os fe a an oe a a a % OS @
oe boon * pioos wi * :
oe oe On | ar ons ; i yee se cer >< |
ee ny OE a we Sp ee Ye to =k gg t © me BS
cadet, Ghd nnn -- ath nate 1 salon ae ae ar Foi a et a cr Or a a rn ar:

Re

&
Sat

4
res
Yea

R

~.

{6982 OF 2024:
ana Murthy, Sic

.
<
BS
>
wet

i

y
N

3 Kr

WRIT PETITION NO

st

»

igs 4
Nehwaen:

ty

RS

years Rig Plot No. 18, Just

Javvad! Gope


hen
pees

UU

oe
od

s

1. The State of ALP, Rep by Ns PriSecy. Deparment of MAS
oecretarial Velagapudl, Amaravati, Guntur District,

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

& Mis.Hayagreeva Farms and Develoners, DoorNo.§-20-204,
FlaLNo.S02, 4° Floor, Sukshetra Fast Point, East Paint Colony,

yr
<
Q

Visakhapatnam §30017. Rep by its Managing Partner
4. 05. Jagadseswarudu, Sio Rama Rao, Aged about 64 years, Gee.
Business, Rfo O.No.2-3464, Krishna Poultries, Od Dairy Farm, Adarsh
Nagar, Visakhapatnam.
Respondents
Peition under Ariicie 226 of the Constitution of India is fled praying that
nm ihe circumstances stated In the affidavit fled therewith, the High Court may
be plagsed to issue an apprapriate Wit 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 Nad herein in issuing proceedings
vides BA No TOS8/S980/BYZ TY DA2081 fe-office-S99800) dated O6.07 2004
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and nof fo proceed
WER any further construction activity solely because of the civil disputes
Pending between the Respondent t Nos. 3& 4 as being Negal, arbitrary, unjust,
iolative of Frinciples of Natural Justice, violative of the provisions of the
1
14, 27 and SOOA of the Constitution of India and Consequently set aside the
proceedings vide BLA Na 1O86/S9S0/BV2 1 /YDAeO?4 (e-offine-S99800) dated
OG.07F 2024 issued by the Rest rondent Nos
IA NG: 1 OF 20284:

Petition under Sec

Greaisy Hyderabad Municipal Corporation Ast, 1955 and violative of Articles

Hed praying {hal in the

ot &
we;
veoh
3
ante,
a
Oey
CF
"Y3
wy
£4

croumstances stated in the affidavi{ filed in support of the patition, the High

y

Court may be pleased fo suspend the _ operation of praceedings vide

Be

ELANG. POS6/S800/B/2 1/Y DA202 e-office-29980K) dated 05.07.2024 issued


iY

ze
>

Ne

Faettiien

x
cg

3

R
RS

a

Sy

ne |

N

UPON

8

a

fi
.
s

ANTH, Advocate far f

fe

:
®
y
URBAN

cos

Ne

eiween

WRIT PETITION NO: T7008 OF

--

rs Se aad ae
weed oot aA ws
or CE aE
' "es ua a
Mg oS Ca Z%
a in re, Sant
od Bede ia
one. g
"ge cf) te
a oe deee
. ws. hE
heer EE weg pies
Ae Wid Koad
oh 2 we
en tse Fs

ft
,
o
t

7, Swen
z bint = E
fo ool ted
Nel '
ia Ped on
£5 cad " ras)
Ky ee woe f
Ge ye fe
re fae 33
oh a7 £%, a £3 tas
ane, re ore. on co
wm TO pees Oo " vies
o: tort Saat eg '
B&B tz O ie ie
oy oC Ss
Aer veers 4% %, 7
on on a 4 LAE wee
rh 7
boards fp rises beve bee
wes we wy segeng tet
be VL zoel " & "oe,
7 nee reas
we, We pn ar a)
re nes £o "y
atts, " ny deer
eds one tee a
4 0 ; th [v
a, ro . ase e adits
Sat 1% ees . pene
an a
faben fog beebe. Sew £73 is
Ch ; a he $83 baer *
5 ' 3 me xt
tp oa - - oS
an By EE
ta ee eee as i . rad
4 4 's
hs ore $i Sif 3 a
nhood tnt S84 % Y
'wee, 4 ae a ix
m S hb we & LR tebe
ype ye TG Lp an
O° fp #
. oe u toden eo) Py
: ; r, aus A Pena,

eer

3

Net
ie.
~

rs
N
x.

S4 years,
Respondent

swarudn,

&

_

9
ke

madee

a

J

Kh.

rad

oN

a


Patition under Anicle 226 of the Constitution of India is fled praying that
n the circumstances stafed in the affidavit Hed therewith, the High Court may

be pleased io issue an agorcoriate Writ or arcier 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 lasuing proceedings

vide BLA No 1OSA/S980/B/Z TY DAQ021 (e-office-299800) dated 08.07. 2024
keeping the Sulcing permission granted to fhe Respondent Noo in abeyance
and further directing he Respondent No.3 to stop the work and not to proceed
wih any further construction activity solely because of the ctw disoules
pending belween fhe Respondent Nos.3& 4 as being egal, arbitrary, unjust,
viclative of Princinies of Natural Justice, violative of the provisions of the
Greater Hyderabad Municipal Corpor ation Act, 1955 and violative of Articies
i4, 2? and S0OA of the Constitution of India and Conssquently set aside the
proceedings vide BLA. No. 1O8G/S980/8/2 VY DAS027 fe-office-299800) dated
06.07 2024 issued by the Respondent No.3.

IANO: 1 OF 2024:

Retiior under Section TS? of CPC is fled praying that in the

cyoumisiances stated in the affidavit Med in support of the petiiion, the High

wb

%
ay

Court may be pleased fo suspend the operation of proceedings vii

S.No. TOSG/S980 Be UY DAR 041 (e-office- 238800) dated Q8.07 2024 issu
by Respondent Nos, Pending disnosal of WP 17008 of 2024, an the ie of the
High Gourt.

The petition coring on for hearing, upon perusing the Peftion and the

ce)

Gd.

<<

£

alidavil Hed in support ihereef and the order of the High Court dated
Sit 2024, 12 12.2024, OS.01. 2088, GS.OF 2085, 24.01 2025, 06.02.8025,
P3.02Z 2025, 19.02. 2025, 18. 03.2028, OB. Nh 2025, RO 122085 & 27. O1 2088

FS

2

mace hereir and upon hearing the arqumenis of Si Kalepu Yashwarh

Advocate for the Petitioner and of GP for Mus neigal Adm and Urban Dev AP

for the Respandent No.t and of Sri J.Oieep Kumar, Advocate for 'the

Respondent Nog and of Sri Sdnivas Raa Geaddulun, Advacate for the


proceedings vide BLA No. TO8G/S96O/B/2 VY DASO21 (e-office-249800) dated
US OY 2024 issued by the Respondent No.2.
iA NG: 1 OF 2084:

creumstances stated in the affidavit flied in support of fhe peliion, the High
Court may be pleased fo suspend the operation of proceedings vide
SLANa. TO8a/S9n0/B/2 /YDAI202 Tis-office- 288800) dated Q6.07 2024 issued

by Respondent No.2, Pending disnosal of WP 77009 of 2024, on the fle of the
The petificn coming on for hearing, upon perusing the Petition and the
; ed Ne :

eg
oh.

affidavil Hed in support thereof and the order of the High Court dats
28.17.2084, 12.12.2024, 03.01.2025, 09.04.2028, 24.01.2025, 06.02.2025,
12.02.2025, 19.02.2025, 16.03.2025, 08.05.2025, 20.12.2029 & 27 IN 2028
made herein and upon hearing the arguments oF SRI RALEPU YASHWANTH,
Acivocats for the Petitioner and of GP MUNCIPAL ADMN AND URBAN DEY
AP for the Responden ii Nov} and of SRI JDILEERP RUMAR, Advocate for the
Respondent Noa and of SRI SRINIVAS RAO BOOOULURE Advocate for the

Resgandent Nos.2 & 4.

on

a

WRIT PETITION NO: 17014 OF 2024
Sehween:

Lavudya Rambal, Wo Sr Ramulu, Aged about 67 years Rio H No PISS,

Randurangapuram, Kharmmam-8¢ 700" y,
. Petitioner
AND
1. The Siete of AP. Rep. py Hs PriSecy Department of MA& UD,
secrsianal Vaeiagapu i, Amaravall, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapainam,

Rep by iis Corrrissioner.


" we Z ge wh heeds tg ney "hs ¢ eee £44 omen, oh + 4% ih 4 nurs ne oe
pon es Us f co a0 ewe on Lb Od Ld ty ike ft St OS ay gr ES
fees a Some Ks doves pe h bore Pa "eae, , n rheot "we oe vente ene ech apes eee
4 rr seed 0 ote Seow £55 a in a te aed ri ain sed eek tea
Sud Cy 6% a Bade a bcd oom, Pa , we "en

sagt Mi wn ep ", ae 4 met ' aneee ¢ ee whews
i eg 304 egere soot peed of 14 '% 4 Ek A, oA atin, ee
$ CS gore ; es nae $96 eeite. net ; ona pen we Shree ts soe ted: Meee
Uo et ahr ier is <7 ty he mm £24 CG it agit ; eg # wen, "
wo e3 ier : o ae ae eo the met Gone kone Cee ith
' ver Bs Seen 'ed <? ore mas ai Meer vegee on eA ae "
oe gee 3 Son a Pa fete ou bene, £o % yee weet a pete G tA Red ae Po we
) on nn cs) ' Godin gee Ae v7 a Seen eee! pes z me ny iy 4 hoon. tee
> hedhow. a a ante os, 33 Ay "ry a Ly "sy, hen. cad P "yer
rat ty Pa 5 oA : "2 RE ow ton ee % my Sd LA KS
" A re eben, pad yee a) 3 14, ; y gh H oe rey
weed te bo beet "eeer ae is os £3 otte, "es ° ' oS 5 a ony iene oo ty
g 7 Fs H Py ts
ost ty 1G Jaod ,, onoe on x and pee rs, G? vod eee hoes on
po OND a a are 0 ee bs SO © oh. ES
MeO a oan rr hn 0 Gs) B t GF ww % Re
" KE sie "ad 'book fi 4 ower 6 ks) nad senee Sane ib "3
rr eS: a: em Tee Gk rr ar a nr w iad More
ibe cr eonee wz Seine ETS bee ED 3 ve inal os, ohh we eg 1% oy
lowe bake aes 4 74 veees - ress 'A ken fi "
ane ES a 4 i, "4 Les . 3 a
me Se, an 4 4 a eee boa
oh ft nc ne) tte hao " 8 7 rn nn a 3 4 oisE Yen Th
rn, len, eed of eyeee we Ad a . rd . * Arad 5 Hy Py % oad wy 'nd?
brah oe Parl fee Son po et a o~ 4 S53 ra 'af x" Lae rae os
nee St he, pee on shee pon reece Pas nf oN ay % vue) gene "or i, 3% whe
ry Ie aoeee or port eee 4 £3 Setor VS stead teed Snet 5S an? 7
he vtpet rs ad asad a as ae hdows rs an 6 go hae foe oh.
Xn fap) ed a "f eed "5 33 nk Nowe As or reed: ft ae ped tee ze 4 nang
B Mm m Oo Y 2 Bam go 6 28 @ » & B&B GB * ay
Pen ee Bs £3 then eae wie, eee yer wey yi chee io oy +9gee ve yen, Sond x
howd ey ae Te ee a gc <> SS Fag
Pot ry " tft Shee & Koad Y ga panes aad t3 ite
thee a oon ' hon ea Oe a: ne aed ven
aon wh rd ised os foe Kad ny os eh xy : Li we an a4
eo fn A ; os ny wen eee a 2 i i a, a rs Sent ge
a St rs fe [a 7, a Se x
Sand - A a a ere eg hey
¢ e fees ayer rik' spe. ' ren, ei] ~. ~ OS ps rey res wt areee
on co % len s 42s 5 fo > Be eg as ais 04 Bd CA tae
yee vhinae ohod ay ' a ee 7. sd " poe ene Gok oo bind howe aren faseed J
BS pe he fo & a oo Ee te gee sit
aye 4 , i, ae ad v4 sone.
- tA a Steer 4 toed ; sg ead ht ye, boos ead ve, er4 3% -
'A te on rs wB 4 of. co ih 2 "43  aores % FE fo ukG ws
ah ns are 5: SS OE ae me  < we ES
fon ne' tH "oh (eb) Got te a re oe a . G3 bre SLA aoe aoe £4 ue
in a " 7 ee ~ % Kae ioe , ae
Be es . Op ge im 4, gue Ge OH xt Ka She oh. we es
y age rages " " ue ¢ we é os , Oe ih. | p oO TS 'eee y
cs C3 penn one ' ee tg ceeee fet on 4, oe a : 3 os, $3 5s) go ;, ae Lo
th *, LA uA Eh . heen. gs ih rn Th ey on fone oot yy ae tt
Pobre 3 ite were, 4 C3 gy 6 aa ms a yee Pe ae 'et, " eet aes
were © net v4 mG a a m * Lael ae i i H ren 3) ¢ 3 San o Genes 7 "-- ir oa
A " %, % * s f
" me 2 Sead f nate ie we f 4% ~~ 5,
7 ye , rG ren ye tye ES red "ee + hee ae ce fore + "on £
za ge ee ge : B&H Gh 2 7 ood "en
mM be a Sn: 7 a RE Eng, te
Bs or ye, ve bane % ioe wm 82 ep % we a ; 5 age - ES
' ms '% i eee f i ht Soo, s, Votes ad £8 beef Fa atin Meee rt Lo wy
ie . Sd ae eal ge rs) 83 a a ee Fons ee hee bork £3 cove, om "sf 7% bees - a hs
lew ben oy [ev £8 Ch Lg i ies Ses no ne * an we Sat "9, agp i 'Ss
He es en Sa ea re sa o) nd on Ce thea have oe td ra Pec 3 ay Beha
a i oO gOS me "es we o> ee 2 6 8 £ 6% = 3 'ad ss 7s
z 2 fete ptr, my hot neene bone eer wy <3] 4 cael " esd ee ond ee
ve ; ws Saad rae we or wh . : aan rs) ban Son , One 5
ae v po ea ger 2 ro he van £3 ere is Cad ve bad , ft
as . pe me a " dooe wn * eaeee tA vot tc oe Baa ay nen, ifz tan 5
4 oe were ety Sou % See ceed a ome Soeed on Sy , oad bees $93
oe a of 2 Be ye an wo ind 6
wa ' ' "yG we Ff Oe FS be BS (nn a ane ma ae
"at Fated 40. arn A vee am ; > wher ' . '4 , 7 is sae: t Met
wk Te Ch. ER ee ne om & yw @ DB & a Oe
. ihe ce - yee * 33 "s " hebee "74
< org avooe ay woe Shon teen rapes yee fe oy Pan love
re "P fe 05, iO og 5 tbe rn nS By 204,
of " 2 phoon Son " ae on fe ny bd i im a od
"poe : "aed ro "pe he Sa a deve seer ae " pon eal f4
po the Pa bed het i ce 5] [a fee ange we tes Pr eo
is a «ne aA a wy raver m ee me
& & & © & wm © # & BO ew 1 atl ce)

are,

Xo

Sat!

3h

:
et


The petiion coming on for hearing, upon perusing the Petition and the
Mdavi Hed in support thereof and the order of the High Court dated
CB Oe Wis20e4, OSOb20S9, 6.07 2085, 24.01.2025, 06 OL 2088,
made herein and Upon vcaune the arguments of SRI KALEPU
YASHWANTH, Advacate for the Petitioner and of GP MUNCIPAL ADMN AND
URBAN DEY AP for the Respondent No.1 and of SRI JDILEEP KUMAK,
Advocate for the Respondent Nog anc of SRI SRINIVAS RAO BODDULURI,

Advocate for the Respondent Nos & 4.

WRIT PETITHON NO: 17023 OF 2024
Sehveen:

Ainampud) Nagsswara Rao, SHO Ayyanna, Aged about 6S years,

Rio.HLNo.? 1409, Koyavarinalern, Enarmadala, Guntur-8220179.
_. Petitioner
1. The State of AP. Rep. by Ws Pri Secy Depariment of MAS UD
secretarial. Velagapudl, Armaravati . Gumtur District

2. The Greater Visakhapainam Municipal Corporation, Vishakhapainam,
Rep by iis Corrmmissioner.

3. Wis. Hayagreeva Farms and  Qevelopers, Door No.8-s0-20/4,
Flat No.Sd2, 4"Fieoor, Sukshetra East Paint, East Point Colony,
Visakhansinany 530017. Rep by its Managing Pariner

4. Ch. Jagadeeswarudu, Sfo Rama Rao, Aged aboul 64 years, Onc.

Business. Rvo D.No.2-349/1, Krishna Poulirias, CHd Dairy Farm, Adarsh
Nagar, Visakhapatnam, 7

. fespondents

Patition under Article 228 of the Constitution of India fs fled praying that

in the circumstances stated in the affidavit fied therawih, ihe High Court may

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


.

zg

*

is

q

as

vg

5

%

SOF

Sos

3

faring

y
olen
SSO

¥ pernuss!

'
HR
Be

7

fs

where

i

Ween

o

4

a

Bs

?

Rly becau

3

3
1B

"

§

g

os

oH

ned
a)
bem

@

wih any furnth

n

>

=

meet

he

oF

a

ding behyve

+

f

od.

~
oN
SS
Neon

x

*

y

+9 A.

ot

:
te
i}

;
eS

"y,

:
3

ren
heed

N

~

SSH
> 1PI94 OF 2ugs

OF 2084

a
x

4

£
ee)

WRIT PETITION NO

iA NO


Retween:
amt. Muflapudl Anasuya, W fd. . Mullan: udy Venkata Raa, Aged about 80

years, Rin. Door No. " 93d i Ward, Near Cinemahall Center,
Jangereddygudem Mandaiam, Laksavaram, West Godavari District,
Andhra Pradeshs-53444 14. |
| Petiioner
AND

The State of AP, Rep. by its Pri Secy, Department of Revenue,

sacl,

Secretariat, Velagapudl, Amaravall, G suntur Olstricth
é. The Distric{ Collector of Visakhapainam, Visakhapainam
3. The Tahsider, Visakhapatnam Rural, Visakhapatnam
4, Mis. Hayagreava Farms and Davelopers, Door No 6-20-20/4
Fiat No S02, 4th Floor, Sukshetra - East Point, East Point Colony,
Visakhapatnam 530017. Rep by iis Managing Partner
3. The Greater Vishakhapatnam Municipal Corporation, Vishakhapatnarn
by ds Commissioner,
Respondents
Fetition under Articie 226 of the Constitution of india praying that in the
circumstances stated in the affidavit fled therewith, the Nigh Court may be
pleased to Issue an appropriate Writ or arder or direction more particularly |
ihe nature of Writ of Wandarnus declaring the action of the R Hesnondents more
particularly the action of 2' Respondent herein in issuing proceedings vide
Re No JOS 7/200S/E2, OL.10.03.2025 by which the Respondents are seeking fo
resume the land admeasuring ar extent of Ac. 12.51 Gents in Sy. No S2/3 of
Yendada Village, Vishakhapatnam Rural Mandal, Visakhapatharh Uistrict
particularly the land in Flot No. 75 admeasuring 382 Sqyds as being Hegal,
arbitrary, unjust, without lurisdiction, violative of Pr nincies of Natural Justice,
viglative af the provisions of the Transfer of Praperty Act, 1881, Contrary to the
Order DOL 1S 12.2017 of this Honble Court in WLP Nos. 2644 iS of 2014 & 8HG53

of S015, and violative of Articles - 2}oand SOG of the Consifgion of India


AND
{. The Siete of AP. Rep, by iis Pri Seoy Denartrnent of MA& UD,
Secretarial Velagapudl, Amaravall, Guntur District
2.-The Greater Visakhapatnam: Municipal Corporation, Vishakhapeinam,
Neg by ie Camrmissioner,

ragreava Farms and Develupers,  DoorNo.g-20-20/,
Visakhapainany 530017. Rep by its Managing Fariner.

4. Gh. Jagadeeswarudu, Sfo Rama Rao, Aged about 84 years, Gor.
Husiness. Rio DLNo.2-d4S9, Krishna Poultfies, Old Dairy Farm, Adarsh
Nagar, Visakhapainam.

Respondents
Petition under Ariicle 225 of the Constitution of India is fled praying thai
in the circumstances stated in the. affidavit filed therewith, the High Court may
DS eased to issue an appropriate Writ or order ar direction more particularly
in the nature of Writ of Mandamus' declaring the action of the Respondents
mors particularly the act on of Respondent No.2 herein in issuing proceedings
vide B LA No TO88/398QRie tT YDARO21 1 fe-office- 299800) dated OG OF 2024
keeping the Bullding permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 fo stop the work and not fo proceed
wih any further construction activily solely because of the civil dispules
pending between the Respondent No.3 and Respondent No.4 as being Hegal,
arbirary, uniust, violative of Principles of Natural Justice, violative of the
provisions of the Greater Hyderabad Murucipal Corporation: Act, 7885 and
violative of Articles 14, 27 and 3004 of the Consiffutien of india and

Consequently set aside the proceedings vide

4

S.A.No TOa6Q8S0/B/E T/YDAZ081 (e-olfice- 288800) dated 05.07 2024 Issued

by the Respondent No.2.

IANG: TOF Bog:



.
ed
¥e
5
ny
o
Re
D
ig

3

ia

3
'ances

8

H
iat. Not

,
"hee? oo,
ow £05 fs ged ', i.
yy ig Soo Noe a serene Sao 40%
£ 3 go Leber th we, rt awn

da SS 2 8 gp & %

spondent Nog, P

i
WRIT PETPIMNON NO

woe Bad apere
ne a
th. 1723 toe , 0%
en £"% rd eae et nqeen eee!
oe cheat "nat wy rs peeee Po bs shoot ; ge ; ot
" Heal ~ iy Sew Z ogece ' 3B odooe. oy oer ay 4 wile . oa tis
reese at € ts, eal '. x ~ capes % Pe
£5 tf EE of oe 2 G  @ a ae be a fe ged
FEO rey a eosed Bee " i" #4 a aed aA Fe . TB : ie
'. \. Cp ey OE ns a ao ae dee o> a Or qe EPS
a. whens ws rn ipo ge a taoboe lee tS wed pod Ned Gs ws ott
fee hey ed 4 a a, ah, ee
me ' on,

ak

*

a

z

>

A

isgar, V

i

*
x


Respondents

Petition under Anicle 226 of the Consitulion of india is fled praying that

in the circumstances stated in the affidavit fled therewith, the High Cowt may
be pleased to 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.g herein in issuing proceedings
vide BUA No TO86/386Q/B/Z TYDAS021 (-offine-299800) dated Q8.07 20

eeping the Bullding permission granted to the Respondent No.9 in abeyance

Ss
Le.

and further directing the Respondent No.3 fo stop the wark and noi fo praceed

%
£3

with any further construction activity solely because of the civil : aispur

pending belween the Respondent No.2 and Respondent No.4 as being Segal

pe

arbitrary, unjust, violative of Pr rnciples of Natural Justice, violative of the
provisions of the Greater Hyderabad: Municipal Corporation Act, 1959 and
violative of Articles 14, 27 and 300A of the Constifution of India and
wonsequently set aside the oraneacdings yicks
AUNo. TOBG/SU6O/R/2 UY DAIZ02 1 (e-office- 259800) dated 06.07 2024 sued
by the Respondent No.2.
IA NOs 1 OF 20284:

Petition under Section 1814 of CPC is Hed praying thet in the

cycumsiances stated In the affidavil filed in support of the petition, the Nigh
Gounl may be sleased to suspand the operatian of proceedings wide
BLA.No 108G/S960/R/F 1 YDAIEC21 (s-office-299800) dated OG 07 2024 issued
by Respondent No.2, Pending disoosai of WP 19745 of 2084, on the file of fhe
High Court. |

The petition coming on for hearing, upcn perusing the Pelitian and the
fdavii Hed in support thersef and the arder of the High Court dated
20.77.2024, 12.12.2024, O3.01.2025, 09.01. 2088, 24.07.2025, 08.02.2028,
13.02.2025, 18.08.2025, 18.03.2085, 09.08.2088, 20.12.2025 & 27.01.2028
Advocate for the Petitioner and of GP MUNCIPAL ADMN AND URBAN DEV
AP for the Respondent Nod and of SRI J OILEEP KUMAR, Advacate for the


sores on, Hoods dew, " ns tp a 7 ee tes peoed "tee, 'eee, , £ He o4%4
of uo 'n 'd r, wee coe x won 4 wo, re, cae tip ", sae
Fea) aan Shee, ve a vs on gon we Siow wr tS LA
Kr, Fa caer" oe Cy bere Seo Be we ben ee a nn a oo
aoe rs weed iG not ie f Fa poh eh er bee
Mw epott ke hn 4) Leo cfeed o% oe * sey,
a Eee teak af rs fark i Bene we ieee es as A
ra wien fe fete, fede t ad Sea . oo Koon, oe on cs £3 feat abcd
wm, my % 2 Be sc & @ PG & Boum
me a shee eo a ed "OE ar sn Oh i <r; nn need 4
ye % leas ; we is bore hh 'nthe thy a ye
any ue * he or om ys kd SL. gone &: Ee
My Wie 6 ee band oa ee ne a8] wheoe ay re SS. ~ yneee

8
i
oS
13
N
Bey
g
g
f
re
ER

3

yee nen % ie f oe ce 3 :
Fe aS) Ke 'ey eed x *ieee , be Sy
é wn, £14 we et if £0 a w eee 2 "ts
tens Sod hae. us Pa mG ne on 'i & og we
' Load Z . rheon nee wh
bene Me ae ', 3, oon, ro
ee nena ie ed soy Lhd nod Bye £3 - 4S a a
i % a3 en oP eee aaah a see vad g £5 aed
aad tag ; ; toree ae howe
: a ~ 23) 5 pod Ye wy ke ia Bee na "ey
weed, Saf % "e os Sees vd we, fae nee z ors 4
ae th ie oi , ee od fo Re
oe " £ vf ya 4 wees me ews 003 Soe ES
ae ras . ea ¥? ae " "on ye yo Cs
fn od od 3 ; nwo i ve hace nye, 3 $ ee
ry ds, orn, a at oa ' hoe $13 ad i, tat ¢
od é og eo, 6 o£ 5 a os arg
LY '* oa <i iS £3 mo a ' ne fone ee ian a)
teeed £3 £ My feoe tooo. at <4 gon Chr LM . "we rh, c43] ' te
fe, po Ea eS i, tae Gace ae On si a oe ah oo ny ay
Ne 6 ne a3 ih Sod eeete, oneee. sah sped ran cleee, ee eevee a te
3 } at , woe f gor ¢
bebew 7 ys ry i oe at i on ae oheet "re oad 4 begeee .
ny ee 5 hy | 4 we tte <8 ie CE rep, oe i os
f 7 wt, , 4 yrs oF 1h Save ia ee Gee cx at tad h bed Lys ¢vr
ae Ag OS pe gek  G, Peele gh . i, Sos a Us
rs 5% an ib. nr' See oo en ee ee napet nant I
i . ~ eet ae i 7 a " 64, sgere.
i tf Fs ft fr ben 2s XS ae hoe r% yaa nooo ta & '6 "7%
re tot ' 4 aaa 'y fees ¢ fs z ae : 4 wpe, Od ee
at we a Oe "var wood Sad £3 go | 4 "or? ke pee tip 4 od it
0 "6 oe nosen yo oe on go. ad 5 fre ugh Z wee iy
wm Cb re ef ~ =e ee gem ery te Fe as
mi ee Cc to Ly ome peeee Siloe we atone , 0% om ty x "ee, were fied yr
Pras rng hee ths we ea ae as) whet ny "ig" . oe bone yt be 3 Bd tees
"se Paes $4 ol ee 7 a ne . nS ah. a 9 ie
spore. o4 , poe , as ogee tpon ' A es ye) se vn
" od on A we 5 vn, Ss Co w@ we oe re: on
"er ° 4 Mia ae ot bon ee ~ (2 ee ters ok Nowe. rae] ie ee Sew
cneee ae fron tye ee ; se , LC : f ts feet ce) ¢ wie
ne bho " yer eer hee tasers ns te grrr ae casa ms res , ws
ie 14 ee todos foee. 7 % . nee 3 gene 4% 2 doer pd MF
be a ' so, A ', 4 tne gy 4 7 Saw Svene aS oh
md age i 1% £3 7 a a: ant to "£% yn ea meen, 484
? " yee veers ee 5 en won rae
a. , & Toe SS i ™ mm O& @ 1. & Be FOS os er
: 6 ceoet ry een, "ig oA ie tly sone LA Sere £4 are forbes wile oven, oe
ee 6% Las * x "eS the ae 4. ee sod 3 mG "> he
is , ~ 2 onewe. oo : ' ' ' Cpae iw
ek 0. ioe ms : sree
Ngee t ped - By ' oo
£4,
"na

gay
wT
§
fascten
&
g
KB

Sooo .
yes eae] % am w ma oF i Bo co Ln
"a ; rt sheet se gs iH ao ff Ye * ey, WD
oy C yo A ry oy) pate og cas 57 Gs ee Ta
wed eeeee 'Me, seeen: ware

a at 'ad *

~

:
g
.

&
%

yy
*
3
"at
aay
a
F

S
x x
NRE

&
WRIT PETUMON NO: T8?ao OF
3S

* "4 $ ws we 5 * os, " Feet ao week wed ee on oe
& fe ve Ba aa code ie ct abe Fea) % a . y 4 oe "aes th rig eer Sed en?
nd bee ae on a ar SB & @ © moO"
ge yer ¥ hove Z Ling non fen % om mys wd ~ $3
baw. a et Me 1d wer nn Seewee ie ra 5 Z ¢ Soe
% & a Be fy : "yt gt we 6. Bo a
% oe yo Ry Oh naget wor Et "rs gy gc ce p
uw be 63 ry a cs A Md "4 " Bon oy ay
fe ox ee a fe £2 % & CS



arhiirary, unjust, violative of Principles of Natural Justice, viciative of the
orovisions of the Greater Hyderabad Runicipal Carparation Act,
vinlaive of Artiddas T4. S17 and' "200A of the Consifution of india and
Corsecuently set aside the sroceadings vith
BLA No TO8e/S9sn nie LY DBA { {e-offles-299800) dated 06.07 2024 issued

by the Respondent No.2.

iA NOs 1 OF 2024:

Petition under Section 151 of CPC is fled praying that in th

circumstances stated in the affidavit fled in support of the petition, the High
Gaur may be pleased ig suspend the operation of proceedings vide
BLA.NO TO86/S980/B/21/¥DAZ02 I (e-office-299800) dafed OB.O7 2084 issued
by Respondent No. 4. Pending dismosal of WP 19746 of 2024, on the fie of the
Nigh Court.

The petition corning ar for hearing, Upon perusing the PetHion and the
affidavit Hed in support thereof and the order of the High Court dated
eG.17 2028, 12.728. 2024, 02.01.2088, 09.01.2025, 24.01.2025, O8.08 2025,
PSUE 2085, 19.02.2025, 18.03.2025, 09.05.3025, 20.12.2025 & 27.01.2008
made herein and. upon hear ing the argumenis of Si Salepu Yashwanth,
Advocate, Advacate for the Petitioner and of GP MUNCIPAL ADMN AND

URBAN DEV AP for the Respondent Not and of Sr J. Olleep Kumar,

4
y 2

Standing Counsel for the Resnondent No.2 and of Sri Bodduluri S Srinivas Rao,
Advocate for the Respondent Nos.3 & 4.

RIT PETITION NO: T7584 OF 3n04
fetween:

Verdullakunia, Gopaipuram Mandal, West Godava

8
ie
$
on
£4)
den.
Lo
m

Petitioner
AND


ye oe [oo Le
0 Ane ,
has tent fee on ms 4 iacses ve. oe ed forbn, tees 'cad pene
. a! hs i ewes per. wt eb "ey ae 0g os re) a raee "er
" Weeag, ~ , x4 "ye 7% ; ? 3 fo 560
oy kee oe Dee le tte, teat f 3 Seal Bene 1% wren, % foe se on sereee
Saae L 4 n bene we %, 3 cheek, 2 '
ad Gj Oe 4 & tf % eo Oo ae ns i
i " GD 3 7 fh OS, yee lis ie t3 "aed oe,
weet rw us %y " ey nn 3 ee teh Soon ee ad
" % qo ted mo oe an a "wy GB Bes
4) Bm. ¢ to fe eo" rn a aa an oe CS
ee 'he f fis ee nS ro mB OF i  F 4 ap Tm 5 OG
og, ts ty tet $43 bene "is oe ny aa ES: 3 a> : oe 3 ay
Lon pe ° EE ote oS i ie te? ey 44 ae aed a "t fr age ' % ed By
> foo ee * A ane "es as aaeeee as oA, whee 44 tA a,
Witee 4 " ance Lh 4 a pegee oa roe 0 ee is] " oe Qn "yon = ae he ae e%
me oe 3 ene wen oboe eee rieee wd aad <4 5} % reed ns
* ie raelge Yes eh ' - $ "act g ahoed
eee ee 'hon o sf os Kiroe fi " ° ¥} " weed 4 pews id aS a ees 07
7% oo bebe a0 bow ut fey i a mn 'sf. °"4 we. ae Swe mad foen
Be whine "hea i eed 'Lh 4 foge --aens 682 on an or uw 3 ey
a 3 re vice sheen £4 > 5a wy Ge head tf Oo oe oh.
ae - when eet ror, ceed [nn 6 4 63 on weed nn
pend ec & "yy ban we OS Fas) pe yee thon i oS te 2 a ws ae i}
u, » tL Cea "0
ae a DD " pete wm ES a Se we os Ces
f% haw ve : verry teers fi LS tee. A tad
ye n ' oa x "4 £% wet f Lead = es) ra ; an ws wren . as
roan we j Be ot Raph ee I ne Ss Os yo ta
mm raat G <5) a) we om "oo % Se NE Gy tens £3 ied roo eee, oe)
feee reece Ad Sens S53 %, Aa on 4 s £3 seed ere gen
aes Us at "e8 " oo See lege » on gp oy = wo te A ok it
, i few fe , # & ~ gy et ty bt wp babe fe
ae % BS m 8 & oe Begg EA Bes te FS eS
ne od mt . RAP ogee a os Ay BS ging te gt Foy ff the vin oe

tn, an % a is a y " _ ,
ey whee af aed "iS - eed wood @ ben, gre " 4 oes ataee goer "nel oon ov
a + tine ord od "fy Seve: Le % veo add how. dient sna, Bs oy WA Fa eft elre Ly
thd ¢, £3 % ras rae edees £84 . Seve 6G peer 1, Fi ; ay : fir

tht breed ceieed tad Pea eA aod ~~ cree et boee aged Laeeey i, pot OP "7 ae
7 fs gs sacs wy ry" 4 Sew eve o re ay ane had ed Ms we cores ors ity £t4
- ke we Ege to a ae Gn fe de A
enece aed fs hebade we heat % 4 wh a ib tof rs Mae. het oe yi oe rigs "y 4
be os, Sele @ a C8 Be "ee Soe ee en if Ny ol ; oh, ape whe
ra ped Z eG 'nee aos wo beg rn we Loss we a oA a
eden eee inal re, pees oe te we Pio a L2 ohn, oS Sewete bree yer o
oa "oo vanes i . ben spe a3 Spon ae A 4 : ae i? ty a4 obeed oon Seo oo ras)
fy f(t 2. % von * de, i ; ih gn 3 ae % See
eae LTS on a a pa he, hood ad 'ad tok a: 'et fd ih te Ch. "5
eee ag g cat bee! wee te 0 . 4
jet gt % eve % deboe ' "tere ca Ae pen & oo ge = "¢3 / me, er
fe ars aren wat ge "a ww mgs fee alan ;

% % ae. net 4 " ar, z a od *, . ae " vole en,

De Spe oS "op & a mm Se & BG OE :
vind Se bee nt a fen hy oe Sap A os ra us i ee Le '.
mg 7 eh ee fy rn 2 HB Bay Ay -

. 7) ir oF . Wb "f , a woe te fees mm OEE igs 'net H sg ia onde trees
en an se ng ye Cod me ns as a 2 @
eter oe weret -- on $ ieee 3 tage. oA 4 rea Bore roe v shee aed * eft

me ne £% 'noes tom wn i aa ras ot an) on tw we oo a wage Thee ee
hae ye edt £3 "yy es £5 cc iw LS "te 07 eee £5, Bren we % 3 ct fe
4, oe a ce sansa oo Ss ry ey

a ee win Ot nc) ee fk ee heck ros 5 a a oe ra men.

ener bee i ihe 583 me, Th. an, we hee Oy 4 bo : i 5 io

. "ie o LE aie cog . ue eee. + Gt we Aes, Pe ' bs 5 "es bean: cheat we feng

of " be ee 3 { psa 3 3 ie ber ¥ "
ne im 4 tl, ees e en a f van ae ; anen,
vet ii 5 % gto os : ane i % oo ie
as thd et ih re an bediee ras w s teen. Ge oe here £% oo i hs 7 an 3 res
wy tm tt a 452 the 1G ieee 5 . £3 ee . 4, Teed chews he ye 40, es t; 7
Bo he we oo | Sa we Sa a a ae an be co go ea
ain oo Mwy, rG ned wor wey, an io pats pat ii a bee het Sewes pen Th ceca ih
ed aed 4 we van a Me seme vee wf iy A te 037 owe rs Seen 0% uw ok ts
Up HS oe wa "he aay : ber Be od yon mt me nas
OS a . £% 'fa es eo we ae See rs, ' fe io Sy f bw
ne oy 1 OR pe wed th he , a. a or an a7
ws 4 ee Eg ta BS Sra me Et fey
4 Wes sid a Poteney sate. eee %% eis x my poten "Ae A 4% % 17 Caper ran an ose ca ret
=o Boe © 2 my OEY & 8 £ 2 » oe Oe
we 4h x es ib we ~~ he ea "EN Ba Soee. we ns, "4
bef "<e a ano ee
AS . , ie Pg tone ne
he wnt {P5 ee Bak

ae ED

ok?

3

8

a

Y

°
s



Court may be pleased fo suspend the operation of proceedings vice
eee eee eee es ee 00} dated OG.OY S024 igsued
by Respondant No.2, Pending dis sposal of WP do7S4 of 2084, on the fle of the

The pelfian com ng an far hearing, upon perusing the Petiion and the
afidavit ffed in support thereof and the earier Order af ine High Court
Cl.S8 37) 2024, T2112 2084, OS.07 2085, 09.07 2025, 24.07.2025, 06.02 2085,
WB HS2085, 2 2025, 18.03 2025, 09.05.2025, 20.12. 2025 & 27 OV 2028
made herein and upon hearing the arguments af SRI KALEPU YASHWANTH
Advocate for ihe Petitianer and of GP MUNCIPAL ADMN AND URBAN DEV
AP for the Respondent No.1 and af SHI JDILEEP KUMAR. Advocate for the
Respondent Nog and af SR} BODOULURI SRINIVAS RAO, Advacate for the

WRIT PETITION NO: 1975? OF 3434
Sehveen:

Gadde Lakshmana Rao, So G Ramachandra Rao, Aged about 80 years Ro
Door No 1247, GaddeVari Street, ditlayagudem, Ganapavaram Mandal, West
DistiolSo444¢y
Petitioner
AND
1, Tre State of AP, Rep. by its PriSecy. Department of MAS UD,

oe

Secreiariat Velagapud!, Amaravatl, Guritur District.

~

The Greater Visakhapatnam Muricipal Corporation, Vishakhanatnam,

Rep by ifs Corimissioner.
3. MAS. Nayaureeva arms and Developers, Door a 6-20-80 4
FiatNe.502, 4°Floor, Sukshelra East Foin, East Paint Colony,

Visakhapainam- 530077 .Rep by its Managing Partner.


g

x

'. ~
ond

2y
:
Re

ce:

A

5)

3
?

5S
x

us

we

Sinai,

2

* ~:
- IS

Respandanis

i

wD
N
wh

y sonsiruc

Hi
=f

A

ar

5

ul
hurt
pending between the Re

ny
Hy

}

3

soondent Neo.

S

SS

3
Oxy
RSE SS

x

SPOT

®

*

+

Hy
N

fh

ab

u

or

7

cs

Ee
xe

wae AY

coe

my
y
2

-
g we
x

3

2

z
x
>

SQ)

-

ently

COnsed
{A NO: TOF 2084

Ry

HN

espandent Na.Z, Pend

Pm)
US

z

ion camming

=
3

Ex

Cg

4 :

a8
we

jane

43
3

"3
3
te


AQE 2088, 19.02.2025, 16.03. 2025, 09.08.2088, 20.12.2025 & SPOT 2028
friade herein and upan hearing the arguments of Sri KALEPU YASHWANTH,
Advocate for the Fetifioner and of GP MUNCIPAL ADMN AND ORGAN DEV

for the Resoondent No.

WRIT PETITION NO: 19783 OF 2024

Ratween:

(aadde Muniswara Rao, S/o Ramachandra Rao, Aged about 68 years Ria
Qoor No 7101, Bollina VariVveedhi, Yernagudam, West Gocdavari-Sa4513.
. Petitioner
AND
1. The State of AP. Rep. by Hs Fy, a Department of MA& UD,
oecretarial Velagapucdi, Arnaravati, Guriur [istric
«. The Greater Visakhapainam Municipal Corporation, Vishakhapainam,
- Rep by iis Commissioner.
3. MUS .Hayagresva Farms "and Developers,  DoorNo.g-20-20/1,
FlatNo.502, 4"Fioor, Sukshetra East Point, East Point Colony,

Visakhapainan- 530017 Rep by iis Managing Partner.

4. Gh. Jagadeeswarudu, So Rama Rac, Aged about 64 years, Occ.
Business. Rio D.Nog-349/1, Krishna Poullries, Old Dairy Farm, Adarsh

Nagar, Visakhapatnam.
. Respondents
Petition under Article 326 of the Constitution of India is Hed praying thal

a

roumstanoes stated in the affidavit fled therewith, the High Court may
be pleased to issue an appropriate Writ ar order or direction more particularly
in the nature of Walt of Mandamus' declaring ine action of the Respondents

Tore parh culany the actian of eee No.2 herein in issuing proceedings
keeping the building perm asian granted to the Respondent No.3 in abeyance

and further directing the Respondent No.3 fo stop the work and not fo proceed


>
LE

x

disp

os hyd
e ch

2

3
¥
;

pre

rx
LS £

3

nt

-
ax
st

MAR Stanecs

£-

JUSHCS,
i
.

Aad

5
z

N

K

peak

z

EC

}

i
2

eS

*
¥
%

Ss
p

o.

the

y

THrSss QE 20e4

»
.
:

,
:

w

sted in the

$e
x
S

3

any furt

;
3

3

x

rt,
:

{OF 2024

PS

-

ant

%

Hoiative of

WRIT PETITION NO

Sahwvean

tigh Co

x
%

gal

wr,
5A

¥


&

AND
'. The State of AP. Ren. by Hs Pri Secy Denariment of MA& UD,
secretarial, Velagapucl, Amaravati, Guntur District.

é. The Greater Visakhapainam Municipal Corporation, Vishakhanatnam,

Py

3. Mis Hayagrseva = Farms 'and Developers, Door. No. o-20-20/%,
FlalNo.S02, 4" Floor, Sukshetra East Point, East Point Colony,
Ysakhapatnar: SS0017. Rep by its Managing Pariner

4. Ch. Jagadeeswarudyu, Sfo Sama Rao, Aged about G4 years, Occ.

Business. Ris D.No.2-349/1, Krishna Poultries, Old Dairy Farm, Acarsh
Nagar, Visakhapatnam,
. mesporidents
Petition under Article 228 of the Constitution of india is Hed praying that
in ihe cirournstances stated in the aficavit if fiked thereaain, the High Courf may
be pleased io issue an appropriate Writ or order or direction more particularly
in the nature of Wirt of Mandamus' declaring the action of (the Respondents
more particulary the action of Re aspond dent No.g herein in issuing proceedings
vide BUA No. TOS8e/ag6a MBIA TYDAUET (e- office-289800) dated 06.07.2024
keeping the Building permission granted fo the Respondent No.3 in abeyance
and further directing the Respondent No.3 fo step the work and not to proceed
wilh any further construction activity solely because of the cll disputes
pending belween the Respondent Nos.5& 4 as being Hlegal, arbitrary, unjust,
vidlative of Princinles of Natural Justice, violative of the provisions of the
Grealer Hyderabad Municipal Cornoration Aci, 1955 and wolative of Articles
21) and 300A of the Constitulian of India anc Sees sei aside the

GG.OF 2024 issued by the Responelert Ne No.2.

IA NOr 1 OF 2024:



- tee oy : aa
i, * an ' feos
ing as at me oh Ma eeet re
55 an rt ae ye gee oot ie yee
on a A af ful adore aa$ three Gee bece we 'ad wed
us chee yr, tf chon od "pee o sent feeg 5 fate . cae
BEDS & a en oe ae QO & we oa
ederee ' tug * * ngnee te, 2. ne - eee : 7 e
v Ge 8 oe Soo Se F mn a vm fe G. "mn Eo eS
ogy yay Ss oh a aA ny) , ee a
voere os --e Pesos ge wh te fm. when fe se th ce 464 oS wn : fad
np tho ge x , th ond , A be ° aoe ¢ oo
tees Qe ng a) we; we z 7 #) " oe: rae paere "fs 4
i 2 ye UM J | head ' i eed vo shoes neon 'nd
on nn re ro eet - 4 & oe a wm a fy 8
oe rs "ee ewe 'a fees, VOM ap 5 %
foo f > <3 oa fh $ Parte 4 6 roca BAS
ccd tt . _ 7 re BLD ob ae as ws Pe oe "
an sa oo Be Eh OE vag on ts i td
RP ied TOR % a ors ee eel " or Fig)
pe * LA ' Nant 7 £4 I ft geen reood bee SA
Fre 4 od ty o oe) i Ld Soend bios. ™ ye ie % . ~% oh 'pee ~
nee ite 7 t io ,
Sr Ree ge CS «et eee a: SER yn a as ras C4, 03 Fed
i Ae od i Faw ped weet wwneh eect oy ay : os, Se ee
$" ; he, P ieee 4 a i oy, oon, is od ic i "
Seem Ldane "es CS aay wo naed er es seeed me, ie a
Sone > od mags gee + ageee ig in rata sory 4 cea} 4 Ee 3 £4 a
peers 5 ate whee 2 Pease ce ee Yeats Pn
"1% gs Poa 97 Fed "5 exe teh es " fs OM as C7 rs op
a ee BR a < fe ee oy ae
QB ws LD foe r fy vk he Be me yan A OW
Nene ¢ A " ad ran} S é . " 2 "fs ; a p ¢ he, ke
oe) & 2 oh Ob te ead a ee a cae a % tet
nc ar + aon mm OS Wet} me 2 a te ea
cy a 4 fe ae ek a OG Ci om fe Ch
CO a why ne a ne a 2 OS sy ae, Ts
ry Fee rr t ri - fA $6 yer ke La 4 £% oe £o we
Iacboe seen x3 is a? . chev Lae feee on weees th 2 bead ef none Ce, rs Ba
% th ° fay sche % bene 6ie "ft whip po fy "exp nape? as
Need 2%, aed <3 oo gr wt ee x P ea Gon" Pit yin ue
4 eos © tego oy fp eA ic ; 4 St oe fore ke
iad ao bon SA a ree tale RS sor tug ee qa : See eae
eat Stee : eg a ae x 4, f im (hme meet
L3 'ie eo i A Pea ie Cg Co wv ff bod 3 ny food £ ! po 2
Powe a4 whe, "et * A ney t "i 7 7 ? lar g i" hee
wee ee tis 4 oe 0% Go te oeoce d wkd om < ap eet as aan
"Ee iy as id coves ae oD "¢% a cong @ SB sf rs
"ee wt ts § 7 "teow. ae} fy, ge gt hadon ik. vee ty im a aed poses ~
ae dadoe gees head, 5 ve > " shoes, fe ; fyeee we wee ¢ - RG 4
%, te ve : peed 7 OY o Dp es ra ge whe boo % ~
even % fog % ob woes ad ¢ a avy van we tos fea a ao aesi ben up
tpee Be ee pn se ot f eed wees Oy "ge Gi i
'bon a re, 'eve ue rey fo, Med * ead ee) ony re) oh. oa if Ua
ar a aw & : ee fet ee ge "a ob OE are
tp ye ns © nn rns ate Soe OE Can cl , =
0 G@ gn f he iy be Se ed ry $93 a, UR eo te NG
me on hk Bm Be oo Or fe > ge @ 2 ~ mM
fee EG 4 gE i we ' ; OS th , ve | ORE is ee RS te, eS
e & 8 MW ¢ a a: rn oe, es 3 me
cod nn an ron ae een Sowa vpen 4 'eh I % ee pe he agent een we ey Ce
Ee G@ & © S Sn ee Bes # o ~ 2 & 2 oS Ff 2 s
¥ eee / 4 \ or ' eee! ver % es fab inne %, wcbot . 2
na aw AY 3 Met "Weoes "we "oe uM i costs fom ree ee ay: Ty ryS) fetta 4 03
ay ey ore G3 saeog ars Sar, pm pe eae yon aS: nas:
my RE eve id ea Some Cp tehew vr oe - £5 ae gee 3 Seve ' wae ee
OS ae: ra GS . ns ed ieee : wn ' £, geo AA Ss
mS OAS ay Bags a aw » wR © OF x pon iow ee
3 62 ey iF Se aged i Ge rng 'eee a5 nt 4s ane 4 we EL, oy Se
i Aa, bs eet hon ' 5 nn nr ns 4) oe ae an a3
eS % CR & a £7 ws 3 Ca et fe Le ty ne ee ; wy
@ 8 ~ & & few ey ers: 5 B ae a ge hor
a % g Breen 4 5 ease hanes ¢
mh, me 8 ta Bom 6 G & mm 8 ee SRB
we vied w 904, sageee Oe 'a oe ro 4 te fee re ages ye
Sen : Lore gee £3 yrs wheey f Z 4 rd Ee CA €" oe
xy tore > «fe ue he at 5 Oo Sek. Cy 'ca oe teh c
af f% ag, yp, pee ea fad rqree ee fas, "
kone on ae pot "er £57 wh

fr
3

«

y

ST
"

HY

aS


Oa

4. Oh. Jagadeeswarudu, Sfo Rama Rao, Aged about 64 years, OQec.
Susiness. Rio D No 2-34/1, Re isha Poulfries, Old Dairy Farm, Adarsh

Nagar, Visakhapainam.

Respondents
Petition under Article 226 of the Canetitution of India is filed praying that
in the circumsiances stated in the affidavit fled therewith, the High Court may

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

z

nm the nature of Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
wine BLA No TOSG/S850/S/2T/YDAI2021 {e-office- 209800) dated O6.07 2024
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respa ndent No.3 to sfop the work and not to orocesd
WHR any further construction activity solely because of the civ' disputes
pending between the Respondent No.3 and Respondent No.4 as being Hlegal,
arbitrary, uriuet, vinlative of Principles of Natural Justice, violative of fhe
provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and
violative of Articles 14, 21 and S00A of the Constifution of india anc
Gansequenty set aside the proceedings vide
BLA. No TO8G/S960/B/2 T/YOA202 1 (e-office-Z99800) dated 06.07 2024 issued

fA ND: TOF 2024:
Petition under Section 181 of CPC is filed praying that in the

creurmristances stated in the affi idawl fled in support of the petition, the High
Court may be pleased fo suspend the operation of proceedings vide
BUA No, TOBE/SUSOR ISI HYDA/202 1 (e- ~Hice-259800) datect O6.07 2024 issued

by Responi fert No.2, Pending disposal of WP 19756 of 2624, on the file of the

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

atidavit ied in support thereof and the arler of the High Court dated


re

P3T ERY

MPR AT

s:

3

'

Fs

i ae

hd

rs

ae

5 oy

Q

n . a : Po Pa pet on Se i i
tage eB J ro oo oe nn an sd om an ae an nr so
Set fe a ee 4 : cove ve ry nage or so we yh fore iad oe
ic er ems a a as fe 3 oo re ey Gh ot fee ote ee
rn rn ne Oe ey ™ be Og "3 So OO ep pO UB
raj Wal haere ben eed a oe were steed * Nad? "we nf er bee. ed few wy
' ee very Keon ween Gros ween nee a Nas eal Soak rea) we % td we
agen i A a or Bet "te oy. Cog " on " 6) win EY pes oA. bok
Oo 2 fF a a Py & was % as m 6 6S BB
Oh gm Ke a) ta atl yore hijee. 73 ie ry hg "yn, sf bober at
Lee Z rs fs aid A rs shod 'et Lhe. ta 'ad hod 4 Kw ahh
of wn ae oe Aeed ae ies bewe i "rt oe, wet spdbeas an fons seee
Wy was he erere ee ven, ,
a py my ge te on & tbe ees aa 3
em oe RE, & % e a ots ae om fy. 8
nonde how "* 3 oy ry vy Seee oo wn, oe chaos , ws
a n « mr] wae ce " ben Pa 15 a ek o> Oh ae
o> th «f irr * eG fon oo aed cod £% as} ele ;
* Sand ot " Som oe bi 'ft 7 a eee a ras
Cag Lit 'nant ban set babe teen, gy "e% eee oo + L ad
id bod a "er at ven a Ce 467 cae when anal 4% wes ered o aneoe
ant werd we he, ier LP fs Eat "yong bss % oy o hot "a 3 oo
i MS a im a oh % " - Le Vere oe rail on .
oe Me ad th. ae wat fy vee on ae noo
> nd wrt were, oa, oe 4 i iy feee xn an broboe "CS a hepees a CS he tip
rit co? . en cy ¢ £% ue rs oe ny ' " eve a3
ry veees ef "i fon a hd 4 £% a oe rs WE pe Fa -y ey Y
fad Tdpon toe, hed an my ok as rn, my pat aos ma mn aey Saad "4 rt von
> Ee oh LLP owe £3 Ui etn G YE te Sn ae
nM WE Comte) bo. , ee "% ¥ A 44 i 8S ne | me mw i"
heed io 4 of 4 heabe, bed, we £ ht 5 wher'
nn oa a to ogy rie ir sy as ane
pn cee 7 meee gr i 83 of read rn nn © rr ~ r o
eed ad ye ea , on ero f4 on 7 ie £3 "ay
on 4 LE. Gh ts rs wh we wen a as 5 on f He toot ess we
os fee EES tee on vod beat who. 9h, ke vapee ad oe cA, Load We EE a5 a)
fen, bee ap A when pay ev see a4 OF «Bee "ap, ee AS co e po.
feed i Borg vee ° a oo OG; fhe a ge me OF 4
oe teoe weer ; Vf 7 on 'eee 7 ra; £ , Be ue ae . Pa,
-~ (OR Ro ¢ fy tt, saelp % coe wn Xp thea Wo x " ne i rane tf x
re tS nt were hed pen od ies et $f 2 aoe ledewe yee as a ie been,
a; a hn a oe amd aes ct BR gee Be" eee en 2
buh fe ots ee Fest Me we on te uA aed ness 63 ee aad my
an; an a bs a te Se 9 a a a as
ee "ae vn feat Og ao Pi % on " Loe ne ras i. re pert py
Z "yon a "15 o, iy ks an hove. a . is ree ag) Seba "n> aonb len 153 we
aad feet neues oe Let Lb. * Pr . Ss 0% gon See on he, * af Pa ee She % ieee
Ke hone : aad Pre, - an anes > a an <r oc seca ' tin 4
4 f: ; , or on
. pn ae te ees mere a nee te aed wn iy i,
to ro ben os 3% £% a iD ee ws re i on m 7 ve - A
ab? aaa ae ed . . is A ds, os ge we OFS $ Se % Sate wa he
ic nr oe? a <c " ip a es x i a anh; a aro) i a ne ne a
pen tee eet bere eS ; * 6 wy "4 lead : u yt fee x Same we ye awe 4 , can
Bet cs "fod & o~ es "% i wn "ee £5 os By rs yess ge a w wo abe oocs
i a - th rm Ete te ts co > rr a
' fern % wee " rests, 4 bad f " wetince 3 os is. t at Ba ; rd re
ans 2 CL bao ; LPS oe Boor ae ate as os iB Seed fom os ed "os 'A aa ie » a "0g
Ne sy v * rsh ' :. " y wate OD iy res ~~ S fo : on
te ge gt a ans 'mm B Be wm & oy si n> mcs an
sree, o's "s, baste : - ¥3 var Seng 3 ae ts sor
sn an +e we Pn 4 j a + te aft es 2 8 Poo
om & £ & BS or Gs ne ee mn BM =» @ o EB & BO. ras By s
em 8G an a itn ay ME UP Sg eg "one < we aed
fe og few @ wy "sg Ge CB fT ee Oe a fe Re he ee OES
, re 8 we te one eH > & wy & BB es 8 Be th or ns) a a
an an es ae. G 2s #@& See = B ER bf f @
4 lowe 4 ' oa j m, £4 A shee he we gee rea "F5 é See oe
6m £ 2B ££ O % Wee ge hm se i yr 2 ES 3 & oh t & 3.
ee : foros %, Ma, thy On pr
vad 4 '2 re ei "ag ag "4 Ae ' oo Ee Ch, bon ae
Seo" $B 8 BS « ¥ -- ON © ~ o | &
a bah oy Ts st * Se os te eo rss yee gree
, AS Fe a4 5 wm ff we rst So



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 fe proceed
with any further construction activily solely because of the civil disputes
sending between the Respondent N6.3 and Respondent No.4 as being Hegal,
arbitrary, urdust, violative af Principles of Natural Justice, violative of the

ran

orovisians of the Greater Hyderabad Municipal Corporation Act, 1985 and
iolalive of Articles 74, 21 and SOG4 of the Constitution af India and
CeHISS quently set aside the proceedings vide
BLA No TO8G/2g00/ B72 TY DASO2 (e-office-2o9800) dated 06.07 2024 issued

by the Respondent Nog,

IA NO: TOP 2024:

Petition under Section 187° of CPC is Ned praying that in the

clreumptances stated in the affidavit fled in support of the petiion, the High
Court may be pleased to suspend fhe operation of oroceeadings vide
8A No. 1ORS/GO80/R/Z TY DA202 tle-cfti ce-289800) dated O8.07 2084 issued
by Respondent No.2, Fencing disposal of WR 19787 of 2024, on the fle of the

The petition coming on for hearing, upar: perusing the Petition and the
affidavit flee in Support thereat and the order of the High Court dated
$3.02. 2025, 18.02.2085, 18.03. 2025, 09.05.2025, 20.72.2025 & 27.07. 2026
made herein and upon hearing the arguments of Sri Nalanu Yashwanth,
Advocate for the Petitioner and of GP MUNCIPAL ADMN AND URBAN DEY
AB Jor the Respondent No. ft and of SRI JOILEEP KUMAR, Acvacate for ine

Respandent Nog.

WRIT PETITION NG: 19788 OF 2024



Patiiinnsr

CAND

PS
<

.
*

*
x

3K

"
aX

Setween

i

"
on
hen.

eee

of MAS

Uriel

Yi

Pa
*

Sabena.
at

>

ate

©

Thy
:
Pie

Respondents

ior

+
x

Y

3

action af th
Fo ow

at

>

cs

parnen

&
oS
we

M

mal

Xx.
nd

eres
2 OWE
vi gd ay en}
Sf Gece

tags

n appropr
SPRL

< oa =
att
3 ~

BF

"7
a
Es

is
M

Me:

{ yet

&

Ari

~

~

k

x

Vis;


Respondent Nos.

IA NO: 1 OF 2024:
Petition under Section 151 fof of GRC is Hed praying that in the

circumslances Staled in the affidavit filed in support of the petition, the High
Court may be pleased to suspend ihe operation of proceedings vide
BLAUNo. TORR/SS6O/B/2 T/YDAI202 1(e-offios- 299800) dated O8.07 2024 issue

by Respondent No.2, Pending disposal af WP 19798 of 2024, on the file of th

Bo

B

The petition coming on for hearing, upon perusing the Petition and the
affidavil fled in support thereof arid the order of the High Court dated
28.71 S024, 12.12 2024, 63.01.2088, OO) S025, 24.01.2025, 06.02 S025,
TROL. 2025, TQS. 2085, 1S.S 20858, 09.05. 2025, SO12 SOPs & ay, 01.2026
mace herein and upon hearing the arguments of SRI KALERY
YASHWANTH, Advocate for the Petitidner and of GP MUNCIPAL ADMN AND
UBBAN DEV AP for the Respondent No.1 and of SRI J.OILEEP KUMAR,
Advocate for ihe Respondent No.2 and of SRI SRINIVAS RAO BODSULURI

Advocate for the Respondent Nos.3 & 4.

RIT PETITION NO: 19801 OF 2094
Between:

medala Narayana Rao, S/o. E. Verraju, Aged about 67 years, Rfo. Doar. Na.

21371, Munisibu Gari Veedhi, Katheru, East Godavari - 533105.
Petitioner
AND
1. The State of AP, Rep. by its Pri Secy Deparment of MA & UD,

&

ecrelariaf, Velagapudl, Amaraveti, Guntur District.

aa
tae F

=. The Greater Visakhapatnam Municipal Carporation, Vishakhapatnam,

Rep by its Commissioner,


rare
oY

by Respondent No.2, Pending dismosal of WP 198014 of 2084, on the Me of the

The petition coming on for hearing, upon perusing the Peliiion and the
affidavit fled in suppor t thereof and the order of the High Court dated
28.37.2084, (21S. S024, 03.04.2025, O9.04.2085, 24.04.8025, A608 2025,
13.02.2025, 19.02.2025, 18.08.2025, 09.05.2025, 20.12.2088 & 27.01.2028

doe

made herein and upon hearing the arguments of SRI KALEPU YASHWWANTH.
Advocate for the Petitioner and of GP MUNCIPAL ADMN AND URBAN DEV
AP for the Respondent No and of SRI..LDILEEP KUMAR, Standing Counsel

for the Respondent No and of SRI BODDULURI SRINIVASA RAO,

Advocate for fhe Respondent Nas.3 & 4.

WRIT PETITION NO: 19873 OF 2024
Hatween:

Alluri Rao Venkata, S/o Abluri naifian Aged sboul 72 years, Rio Door No
VSO, Rarnagndam, Butlayagudent; Ganapavaram Mandal, West Godavari-
So4447 1. -
Palitioner
AND
1. The Slate of AP, Rep. by Hs PriSecy Department of MAX UD

secretarial Velagapud), Amaravall, Guntur District,

ad

The Greater Visakhapatnam Municipal Corporation, Wishak hapainam,
Rep by ts Commissioner.

a. Mis. Nayagreeva Farms and Developers, Door No.8-20-204,
Fiat No BOS, 4° Floor, Sukshelra East Point, East Paint Colony,

oN

Visakhapainarm- 530017, Rep by iis M anaging Partner

4. Ch. Jagadesswanidu, S/o Rama Ran, Aged about €4 years, Gex.

Susiness. Rio O.No2-349/9, Krishna Poulin ies, Old Dairy Farm, Adarsh

eo
Yan


ann TAA ceeed fe sens
fre wie 1% an hy 53 6% . ot, .
t tee 553 whan 'hd «< thy i « 4 .
fore tee an ws an pos bod $57 ht Mo ge on fa ape ' Oi £5 Ge fh
a fe a tee - Th 4 &
Sy oS a a a a) a ct a OM ey on ES
ane oi 'ate Yagh . is wy 3 B vt popes a weg "hee?
} a an in BY nn sn a wo f Ne aaa
eon tes noes one: See SF oom oe es poseed oy atts 7 th aches "i, bapee.
on ey See A hie ie 3 , ; res rachel Lae 3%] os tft 7
4 @ & @€ @ & Pe So y & S ye
b Non we FL fr, £Yy oS Fae raed tee. Lae af x 'saad res]
of 4 te (he fat et ct fae wee ge : _, SE Les a
; £%, . ; me As eee. pened wa cs en ws cheek wend ne "<r ee
& os yee . <7 " Cae ger ene a fee aad ook, ere or Pa Moe
; ners choos 3 ne oh bee. 'ned "Sp : eed Cn xe - ees ous
for C4 £5; as LE. nape, sree cs a Seow oe Bes bs 4 raoel ge "%, ony fs
By 'ett Doe en ee eA yO an +e de tk soso on fet edt ad
Be og eee es or ee
Boe a ns me & OB eo B B& SG
nen shove bee Stee nd - oy, . ae on od? Bs bered ea on, eee ony
ing ve een pen pe on we whe, rie a ; 4 eee wa "% 8%) ns £3003 y
ag a a a a 5 how a ee I EO, le fg
fe we @ rin OD oS aor OS fab 5, be, "Se "EE gen
en x SA Ee Bs , ae Soe ea OMS
we uae nts Sen Pd 593 aaa 3 i os h&
oe, 53) aes id ay Oh od An BAO ' hen rx Cs ae we Meee
44 bea : Ma fw rh DO ce vod vA re] hed it on en nape Os
we 5 eee On is D Fe oa poe seeee, 7 a é raat i]
a an ns : 4 pee 6 & GH tp yey ee fame
Oo hes . ZZ wheoe. $3) ow - tA oy Sows Seat 'ewe a ted von, é
res a rn an an [<5 a os ee oon
vs rapes, Be aa tk pee Ct rs ; thee? es thee : hocdee hove on ne .
7 7 Mees, 4 faeee we werd "sy 54 on 2 % vee ca o) thes f . , pers
Pasa 4 on re ey ce Br vee "i a (NS wee f2. a, SB » gt? ue
en ao sn nn? nr, a iy es ae gh RMS Sod mys
poser es a a vet 5 nr a ans id we ae os ee nf Moone
ip Oo fe a veeck ey (te haha an Lon 4 in Ct bet + : on eG my oy
on ag aa ee od weeee Sond c% eee lant fs we ond ihe . pee vs
a i oe Fey ane ' es vor eee £% yo wy ee " a3 mp aA ce
'eed or By He tg " a £83 (RE a ee ue s A few
pes hy v4 ltd eh 63 ty aie eb, £5 1 , pe y att "4
34% "ne? ogee ed pte, a eh ne 5 iG ' steer Sead "Sor xy sare. cae * ts
Ws txt tad ye Bee ' OF we "ond 43 ioe CS a ee Pe pags oo
an ieee 4 * Me, ig 4 ret eee ws ate. vote ere, Whee. wore 'ebnny 'ae re aah LAS oe
4 Weer Oy oy fis, er steed a Pn, veod Pont fe paeees +9, 'heer, bee ee ben
Hon 4 " Me 8 en cape? neeee " Rod. fay htt of than ae "% renee aoe ewe? rere
veo tt "F Ae, he z 3 se. 9%, £e¢ ae leat f 5 74, z rapes
m0 (a oR OB an arr 's) fe oe bon - oi,
'ren ay ae 3 a tae ben fie ote "a fed aed ay oy ge % re PS " uae
7 A we a opty yo, det ow a 5 oo. Gp A By we ad ry Sen
a ane ty bet a a i a Sh US we ee oy, eee we OM .
is a a © & 2 aS Say tn SB
g Po Soe EN "reve, ge a , bebe % 4 me Sh See 5 Od .
bea fs 'a whe ager i? aa %, vod ; ie xy fod ne
fuk i GS A ne ne A ge OD % : z Co eg ae 'aad 7 OE
is ' , £5 4 , 5 od ws ie) A ; >
eee toe, coh fa, $f £" w Sieur ven m ? 1h road vgeee Moet
ae "94, 6a cont ; rts] CA 'pee ry wopes sagen oy ong ths mn Ley
o @ 8 Bog ge Be wee TO " . te an
«lee, whe q y ia uence o a we vpee
rr) a, Ao 24 Co iE pA fe 3 ~ "apo 4 ES hes pe,
ban "Ee on £4 6.3 "E> & 4 Aad eB we Ger Pa fe . "0 oat eK agrees Feo
4 the ewe bed * Be ; ' "rbeot 1% os wood a fag a) y bees ee *
" is ie . . 4s ' " ; "
we ows a ye Og a 2 hm wd Oo mf te oe Mb 13 de
#3 ie tS Pagal be Foes, 5 pe. %, Bs , ees Saat OE 7 . es és 5
om & & S & & & os £ 6 3 & i an ee % be ¢ 2M gs
ss . ee 7 «a . ay % ? aw re,
eC tf & © i ar ad ths he ed ex a MM mo & 4 eA
we fa it om ioe we and % er re $4 £3 yr 2 wen "een * mak " Ag rag
oS ® Bs & "£6 § & Se Saree a pa oh o> 3 ew tk on oh.
e ? Seve Peis A ns : eed op ' "80g. %, wood
pe ts ee a ae nn 2 med ray neg) ie 3 age
ie a 4 Ae o len BE ay we ee ' nA Ca ay, th nate, Pad wt
ey ns g Oo @ E€ £ 2 « = fa @ nee ge SS py ome 3S
nam ee Seen aed a4 oe on yee fon iy Z ae "pees reer * °
thee ee aa, soos £3 ons % nrg ge ie eons ¢ eet 2 a a Cd
he eo 2 £ 8 4 Me EF ro tt = @ a
ff OY fe 4 i 6S & & tek, " "3
Oo 2 @ & & "i BO wy BB ey mm Os te os Oo Bo. oo
£3 "y yen oon %S oeon, oy " eo 44 we a, on aped Dios : won ee
ad 'et tS 'news %, bas aed oe 4 "oem me ioe ad td a lS Sreve ype ss #7 4
wy BO oa egy Gee me Oo & ea ~~ mae = BO Bim tek Be
oh wt . Siscel re Lae . snow "Se rant fore : £3, ped ; Aven, Me
me 7  &€ & ¢ 2 EB 28 S 8 ES £ wo Be Se
go Boe £ @ & & % mB & © G& & wi ten = et tk Bom of
bn Me Iece i a we ee << oe a oth raps cae " ar too es
od 'dit rod sebee. on ey 2 pe
" rn



Advocate for the Petitioner and of GP MUNCIPAL ADMN ANDO URBAN DEV
&P forthe Respondent No. i and of SRIJDILEEP KUMAR, Standing Ganunsel
or the Respondent No.2 end of SRP BODDULURI SRINIVASA RAQ,

Advocate for the Respondent Nos.3 $ 4.

WRIT PETITION NO: (9878 OF 2034
Hehwean:

Ashanta Rameras, Sfo Jagadeeswararac, Aged aboul 7S years Ria Door No
31486, Gandhi Nagaram, Yernaguderm, West Godavari-S34373.
Petitioner
The State of Andhra Pradesh, Rep. by ds PriSecy.Depariment of MA
and UD, Secretariat. Velagapudi, Amaravati, Guntur District.
2. The Gregter Visakhapatnam 'Municipal Corporation, Vishakhapainam,

Rep by iis Commissioner.

ee

. Wis.Nayagreeva Farms and Developers,  OnoorNo.8.2030,
Flat No. 502, 3° Floor, Sukshetra East Point, East Point Catony,
Visakhanainam- 530077. Rerby iis Manading Partner

4. Oh. Jagadeeswarudu, Sfo Rama Raa. Aged about $4 years, Occ.

Business. Rfo D.No.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh
Nager, Visakhapatnam.
Respondents
Petition under Ariicie 226 of fhe Constitution of India is fled praying that
in the clrcumstances stafed 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 fhe action of the Respondents
more parficularly ihe action of Responds ent No.2 herein in issuing oS
vide BLA No. 1086/S88QVB/2 LYTVS021 fe-office 299800) dated D8 O7 2oe4
Keeping the Ruiiding permission granted to the Respondent No.3 in abeyance
and further chrecting the Respondent No .¢ to stop ihe work and

proceed with any further construction activity solely because of the civil


~

RB

:
3

ye

~
ay

we

;

meg

p ponee. - ra
OG my Be fe yf te YB BO gs Boo eG a ie
we , co f% £2 o£ fe SS the = fee hee,
"o% a ict wn See wo ee an so Me soe "a
veges 4 se: i ve booed mop "i ee
em ee: nc Sg wo EL t
we @ - a r4 sh i oe esd Ls
it ce , . a7 Lf ce ? apooe ae We. ut %
mise 1 we ma 4 '3 og i ni an a on,
o CO R g ge ee at in
5 B35 pl we eed pe are ~
o aka "ae en ws gt Eee 7 nr an crn Sa) th Of
'este a ns BS om Powe em, £% Cid nn te Pep pe oe? on
3 a OR face nt iA eo nd thy | i" Bor hee
S Ky " 28 &@ es ee a oe
te wares, te b ook a " a ol sneees
te i , ae fo hee a ants fee oy Bae ge .
53 fm, i FO wm ooh cers ec hg cy £0, . 'A
Go & pp OG O & Oe eT re, a
a & © ue i te. fon Oe Et 5
4 Re nn rn Orn 3 ee won OT ey os
as Be +3 ete aa See ee rs > an 6 a meee. they ty
o) BM? A ms pon Leet Nona we ewe is Saeed rod ; 4
G Be et 8 2G oS My he od we
6 % vient " ', eine vee reed
ae his os ye $% % a Le an ie werk nn, "
vat atti, ae tae LE , boo Bh 2 wee ey ee bi
cae "p, 3 srgrey '' Re V4 ca toe. A € ne bodlere weeee on
'n Lis ' A, i oA fro, sa 'a 7, "ft te, i oon, eat
onc, a ats od OY an AL Ot as wegen
aes) "4 ee Cy ee 4 Bs Saud ewoed EF 4
eye, aloe oe eet . 55 nd foeg voy 43% or o- wenre 03
Ci ten | ifs ri f ft i i eS od
os rut Sodoo tox ee a5 th. a : pies ss veo bend Fees
feos 'ae " iat Hi . Peer. eel
$ f% 7 'reeee Ln Lt red weit veers, + °
"4 "is ip tS te in o> en an: ars
aye OTS e ae "4 "i ae By ttsd ng ge Ne ws oe om, on
an? 4 ba bee, y "~ " Ee, tS my ¥
ras pon hon Ww 2 iA a Sere oo ws se ye me ae Bees: Yrh
Pale fee oe at} "-- "e% ae & we, : WE. 4 a shypet nd
wiped "neat fs, of fa! Shae on, ge ey ww oe Les . yr ey
HY ft baat - ut 5a feat vbone "aa, KA a oe rag fen: :
Ge | Oh rhe Fs 0, wwe Mok EM @ ae ~ ad a ey
ee Novag eer od Sane on pee weF qed bcd % BSS .
vt gett £3 £ 63 Lud oe von &% oO t eS fh
a ned eters Cp '4 ge ' ; oo ae 34 t
a By a "mn aate mn 6t * a rd "e gn et i
. om te} 4 regs oe OG pene ioe fee eet "nb. < a
gee mm Bo tm 2B a ce a £5 ot
whom . : ne ae th. a i bots a a OE nen
Sn cel Be ae en wf ' - 2 45 ae
is ngs ws ae oe 4 "ore a Foal Wo ts aa yey CL. C "% ty oe.
Bt ke Sim Bom fe of s, " Oo £ » G&G & "op Pe
neem ts © 5s a rn; a wm nd nn cn a cn, ih
tr Ub ty 23 fhi  £% a i a 5 a <5 ne 8 Ce C3 ;
A ihe Me a f het ee ao ase ef oy, 5 "Bs
Boe id fe Bh EL me Go es be fe
o% yen "i a a . x ° "7 . %
a an wh oy rn > ee tte 7
fo ge Co ee fe 69 te cn ase S @ 2B ° ® Wm
0% n v% hens ; Soar, . whee eon iy Sha in eee %
or a So So . oe a oc a oe ot wm M4
i ES mo @ & Be & hwo Se BR Fw % ne
oe ones on bee, os ae st r% dene yee 5 a
we ce oe @ Ga Se eg iy he a
. io ca a 5) 3 s Mas! f ct: wie
. to sboon oe vo wap eo yo ee "ieee aes? hed vn oe xe od tc
Se © ee ae rr a ar or hee gyn Se ee EG be tt
" %, 4 f 3 fn} gree oe oe h, hee rele, ' noel

Patil

SOO.

~

%

z

rarrp-5ac

aot

me

ae

wat
SE,

ore
3
ty

~

oe

2

~
3
y AE


secrtariat Velawapaa Amaravail, Guntur Disiriet,

2. the Greater Vi isakhapatnam Munis imal Gorporation, Vishakhapainam,
Rap by iis Corimissioner.

S. Ws.Hayagreeva Farms and  Oevelopers, OoorNo.8-2020/1,
Fiat No.502, 4° Floor, Sukshetra East Point, East Point Colony,
Visakha apatnan S300TY. Rep by its Managing Partner

4. Gh. Jagadeeswarudu, S'o Rama Rao, Aged about 84 years, Orc.
Business. Ro D.No.2-G40/1, Krishna Pouttries, Old Dalry Farm, Adarsh
Nagar, Visakhapatnam.

Respondents

x

Petition under Article 226 of Ne Const tution af india is Hed praying that

~

y the Groumstances stated in the affidavid Hed therewith, the High Court may
be pleased ta Issue an appropriate Wr Hor order ar direction more particularly

ay the neture of WAT of Mandamus' declaring the action of the Respondents

more particularly the action of Responclent No.2 herein in issuing pre Ocaedinys
vide BA No. TO88/S9navRie 1 VOAI2021 ie-office-2O9800) datad Q6.07 2O24
Keeping the Bullding permission granted to the Respondent No.3 in abeyance

and further directing the Respondent No.3 to stop the work and not & grocesd

with any further construction activity solely because of the civil disputes
pending between the Respondent No.3 and Respondent No.4 as being legal,
arinirary, unjust, violative of Principles of Natural Justice, violative of the
provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and
viddative of Articles 14, 24 and 3004 a the Consfitufion of indis and
Consequently set aside {he praowedinigs vide
BUA. No TQ86/Q980/B/2 VY D202 4 (eof ice-cOU800} dated OG OF 2Os4 issued
by the Respondent No.2. .

iA NO: TOF 2024:



minder

y
bY
x

ce)

ST,

wh,

Pot

ty

natan

y
x

i

ie

ben ye
- aut a beck
any, ' me . . west,
Be ag gk om Boe wo & ae
~ wy 2G ee Ld eed £ 4
re a oe fey yi "2
a i ae pe ye ae ae
be s , i si Fa wen .
oo ocd Pen, me ome OY ge ,
re ood re on at ; oo "e 3% oe on
on, ts % fg , or " oa ord rae
ae nA ca Pe ites ee thn of a "
weten f tae leaeas) *
Ap OD yet EB eat ~ & ae
veo ~ Wie eel aa ve tees | pa en
ps oS Mee Seah ton es id Ai
iL ra, tp UED fae s pre fy eA Eb.
" we ' wean fh / / oe
vance ws £ or foo fe 444 ¢
a ss as Mie tf 7 re sock
3 "ee o%, 4 ont of "nh, " 4 CE wheee
yon w sates py * af iniel
shece ne: Sc ae " 55
ry thy = ri nag Cat 5 £%
Ot me et a Oo ae
2 a epee re 4
yn wove ' "gen ewes SP. ery oes ns ra obeed
ne eet we me , we 2 no we Led 2%
arene "., een 4 ne ene er bones Lf
Ze MN Ge SB ae Je
"% " . *, were $ eee
anes - Faas t vee, Oe L% g% iy
$83 es : i) sc rn, I agit ees
'ad ' fp ea bebee hewe yee ex 4 a
'ere 53 S se wm se
"ss ¢ fag é ot aaa peeee z
Sodie ae Ent ig in on bad ee gee Ly ap. ened
een mE ae os * '
ioe Fae a bea wi wh %
3 on % Cad 9%, %% : re ae i, $. eer,
Ks a ; aaa ad ed veeet red eer Gen. ne ae
oR. or 494 Cn S on pees <4, Sedo deve
bees Me "k% gene a ge, om soot pin, tooe
wed Bs "eed "3 oo ney ° ed Ko fo ee $4 eA
. re poten " im ee ca fies ca ma we CG
Yi, cece 'nd at eet TA «gy oben chon a , elec "
adh ers fm ad cee fp ap th hb ae re i
Seve "eat $0 - ae ; or ins fn oe oe)
wore 'ind - bebe , "apt , ¥ t
nae? Youn & 'ee ' Sd tn : gy og
5) nS a rm a Or arn 4 06 Ee , tat Ae
bs [a rn 0s . a Sol Be ge on
where 'a a ; Deak "3 r4 Y, 2 "heed been ti, ea
- i: pees , ras
hee fy ENE ge t as: i mF a ve
aa ral " ee wgtts yer ae ong } pee fet fee
Co " yee oe ge ae an 2 " noveh woe ws ge
Mewar "hf fees Bey "pees oo pane St ey bdo gt
fone Co on dowe bee aa choos ras} A Oi,
ny) 5 Oe on & ee oo
we bss rh ; tapees , fame hem, wth - ed
Mood Cee etd er bene * ; ty Nl
~ « Bon A oS wm cas ones bees ot
a 5 Oe me bd Qo oh
on oy os od oo, eee ca end Sh. ae fer % Sowes EM
¢ i 0 & neg dood Py goer 3 bedea ae "4
" et : , % a ie fe. a8) "a $)
om ESE ty Ok ore EG LE fen grt wee hy
ven neee, * oyen , gt on . ' veces, 4 - o"
Gop TO 8B gm 8 Ey te fee gen feted
5 a aes oo eae OG
Sm Me eR BG ge te oe ion i ae
ees " aed heer aA ree "eee yom 8 " fe
ae yey oc OR Oy Ay £3 free Sew = ns oo
oS a4 mS 4 eben ths is 'nt She nach
Gade aD 7 oy, oe at kgpon. freee an $3 oak fad a
pe wow a Md ay 4 oe Ft where *
ae ae
fo we GE OO Bowe de "a Gl & we Ble a
ie, ieee nt r shee 4 zg" Ms
oe ee & B oo a wn 685
cage ate aitie| y, Pang, Je f Syed
ee Be hme OY Bow & -
sees e's LTS ae ae s £e "er & TTS bebee ceed
"nheee 'ek ~ pa 0, we Sepooe be, 3
(ka a saad ee, ,

F

iN
oO oy |


4 Gh. Jagadesawarudu, S/o Rama Rao, Aged abaul 64 years, Occ.
Business, Rig D.No.2-349/1 ~Syishia Poulnes, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.

Raspondents

Petition under Aricie 225 of the Constitution of india is fled praying that

3 ihe circumsiances stated In the affidavit fled therewith, the High Court may

Oe Digased in issue an appropriate Writ or order or direction more particularly
in ihe nature of Wir of Mandamus' declaring the action of | the Respondents
more paricularly the action of Respondent No.g herein in issuing proceedings
vide BA No TO8S6/SS60/B/Z VY DA/208 1 (e-office-299800) dated O6.07 Dag4
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 to proceed!
with any further construction activi Ry solely Oecauss of the ch! disoutes
pending between the Respandent No.3 and Reapsndent No.4 as being Heaal,
arbivary, uryust, violative of Principles of Natural Justice, violative of the
oravisions of the Grester Hyderabad Municipal Carporation Act, 1855 and

vinddative af Articles 14, 24 and S004 of the Constitution of India and

g

SLANo. 18S 2980/Bi2 LY DAR08 1 {e-office-299800) dated O6.07 2084 issued

by fhe Respondent No.2.

IANO: 1 OF 2024:

Petifion under Sectlon I5¢- "of GPO is fled praying that in the
VPaYING

crcumstances stated in the affidavil filed in support of the petition, the High
Court may be pleased fo suspend the operation of proceedings vice
ELA No. TO86/3980/Bie TY DAeD ese wae S8G800) dated 06.07 2024 issued
by Re

High Court,

espondent No.g, Fencing disposal of WP 19959 of 2024. on the file of the

Vhe pelifion coming on for hearing, upon perusing the Peifion and the

3

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


a tot fhe att shee ao a ta
oo we sn ne oe foe ET
e eee ee, i; i oe eee fon. we "£5 'aed
4 een an oes ge i $y 7 Ly ayer aA oe a) Fre
a ben g4 Soo % 74 $ we aad Seth Z toad bea ay or,
£% an bees a oot C2 edt egrre "ent gore ee aren w"% sat Vent
Node Nad ween, 5664 Paes rence. fuk rod Sure 23 Spot ore fs *
ra Ke vet on ars ", a a oa ar
" 97 we ye ase ! aes Pye i Sn ane i if se
. "ry 0 we oe bm oo % te £3 $ " ; iy f% os ee home Seo
an ara 3 tee Se Reed , % baat feee fi. FOC ay te
1S A sehen. re 5 nee es oh my i, ie foto. bee. ea oo.
oy SM ge ib & se foe 2 ke a ne ise
ny Co be | 4 oe oon oS "ee "ae a ty sae eh ben #3 bbe gen ¢ or yee, ES
jen Seat a haeeh &% a ', neds Me 2A yr ee ea or3 wrageey 633 "one brett Be
ou ae : £4. "re Sf yO th. 7 Sp ee ie re 3
Log ee Ow © ° . G Zz A fT Ae a OM "3
i aces % bee eo a ne fed 2 os Boe or ,
. xf I ad s ee mt Gio ees tp Ne x
» £ cierto fe te bee " OS
ce £7 se see a, ete cS 7 oe 3 rs wie ey E ras hy tye
fo DO ' mgt e i a vd 'mT RB
4 rae $43 wor. cae a ndee de Sege bape pon re, wy Peet on a net od news £3
0% CHE weed ony seed OE CES Cs, o& Cf mp er "7 i Mere
ne Ee om m3 er ee os is ray ee Sc an! 4 "5
mf need "ee Lewed Ka "e45, ob uf 4 3 y Uh res rash £3 fee whe os peed ae. oe
Ps on crore zai ony wit A pas ise 'cee oo ee Fat "heoe ue ere fot owe
fy Seved _ te 'at nt 7 a rg G bedor "ia £4, eee
H 3 "es oo bees cucu ' oy be 2 sme bree we me ee.
my KE FR "Ee ee * . cnere eee ", fee ie i ip a aot os
M A a, @ bd ee aan GO to SBR og eo
3 KS os 'hee % ae a Ch Fen ad 5: de eS G "aod "es ay 2 & fg
at i" ¢ fs ae sy vee ateon eel "eee oe Pa " ae a eng,
gees Z iaseed ad "ns, thy breed aac) - we be om i bon 7 , abel oe
oy MG ti? ¢ , te wm » & o & ct
ce oe ce serge peer £f% on oon. ty Cipor Ss we agere we oe nm ry oe
ao 2 Ss me ee eg 8 BB fo Boe gy 5 & & & ae OO
Seve $ os vet " , £% . $ nw , * 3 , woe Pall : Tae,
ee EH 6 i Zz 8 6 € By £7 we gt om OB Se me OG
f%, i, i sah ts 3 3 4. eee wae , ewe ' me os Fa rene
Fs 7 i: od 5 3 re mn £4 base ye "ad 'and . is " 4 aged rs,
, os wy " 8 Bou joe ew } Oo
z 5 ge ee $03 i | 4 Te B a ee ass x BS sta we FE
eer, pth ne . is " nd z wed . bow ? tn en oo isd Seve BY Le peer. fee %
eo BS = o G 2 ge " 8 @ & as em $5 863 2 6 oe
ae agere ¥] He . ed '° peer ate, pee " i i a, Me "£3 Sa & oe Son, Che
Br we OH wm, hee a ao Oe eft pee a oe oe
" bere ' A aed 4 'bene rns, xr oe o 3 (i oS bet fs dene ~~ %
Sage gee XO Se See" eB , pe AO wa &. a ao % '
i ara nd ee cH as as om ee: fo] i uo Sinae ng is ae, - moh 06 rap)
nt 3 oa 3 "e ' 4 nenee , rt :, : ane
an. nr a= GS os a: oe a" ay: mp oT aes ct £2 2 wy ane
it oS ee a : a bon a eG ee ae ny mens; _ OG ke BS
a SS Be 8 , 62 Ee £ Ho 2 = eo 2 wg % S soo 2B og
4 * eed i wane % 3 me. ', wee, ae on * en
y " 3 gn week ohne as rn, aa) ofore A x " anos % ay sseed %
a] ad ad us ohd he ped ye P ' . wh feed Bot Nat i Sx 7
~S oq 8% % a eg cheese § 8 an
tre f - . ane 4 i od wens ' ' : % Sore bobot
$ ind yee hie Men, i wnen a . we Ad ganee % % Pa .
Oe me co A 6 fe 2 Eg ie 8 PAE 2 »
" " on eed . y rsh) A gE seen i poe aA . we a3 "~ fon es
"fo ORs ee --3 "fn & : en "f & £2 Se ge 3
oS £ 2 £ ae & mS ee - te ol BS
wy, aA fees o ee ; os .
mee 9 te ty a Bis e3 eee
aa re, on 'nef ; me bedowe



keeping the Bulking permission granted to the Respondent No.3 in abeyance
anc further directing the Respanclent No.3 to sian the work and not in oroosed
pending between the Respondent Nos.3& 4 as 'being Hegal, aridirary, uniuel,
violative of Princinles of Natural Justice, violative of the provisiens of the

saat

Greater Hyderabad Municipal Corp walion Act, 1958 and viniative of Articles
id, 24 and S004 of the Constitution of India and Consequently set aside the
proceedings vide BLA No. TQ8G/SS60/RF 1/YDA2O2 1 (e-offios POSS dated
O07 2084 issued by the Respondent No.2.

IA NG: 1 OF 20384:

Petition under Section TS? of CPO is fled praying that in the

clroumatanices stated in the affidavit fied in sugmert of the pelition, the High
Court may be pleased fo suspend the operation of proceedings vide
ELA No. TO66/S960/Bi2 V/YDAIR08 1 fesoffice-299800) dated O6.07 2024 issued
by Respondent No.g, Pending di isposal oF VWVPR T9860 of 2024, on the Ne of the

High Court,

The peldion coming on for hearing, upon perusing the Petition and the
atidavit Hed in support therenf and the order of the High Court dated
Tagg. 19.02.2025, 18.08.2025, 09.05.2025, 20.12.2025 & 27.01.2028
made herein and upon hearing the arguments of SRI RALEPU
YASHWANTH, Advocate for the Petitioner and of GP MUNCIPAL ADMN 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 BOODULURIE
Acvooate for the Respondent Nos.3 & 4:

WP NO: 6507 OF 3028:

Hohween:

Mis. Hayagreeva Farma and Developers, A registered Partnership firm under
ihe provisions of Inciian Farinership Act, 1932, Having its Office af Conor. No.6-


PatHioner

Respondents

AND

on
BS
sA

i

x
*

ta

§
:

iy,

Fa
Fy

nt

ms

quen

i

ae ~ <3

, af

*

~
a
~

4
& af

Q

if

pariment
*y

Ne

OF

=

Ns

i
Qa in

3
&
~

y

iA NO: TOF 2088

st x
{Zn

te

ty
wheeee

£4

obs


2025, on the fie of the High Court,
IA NG: 2 OF 2025
mye

Petition under Section 181 CPC oraying that in the circumstances

slated in the affidavit fled in supp port of the peftion, the High Court may be
fieaged fo ONrect the Respondents not to interfere with the HOSsassion,
oocupation of the Fetiioner and the construction activily being underiaken nm by
the Petitioner in schedule property admeasurt ing an extent of Ac. 12.51 cents
in SyNo 92/8 of Endaca Vilage, Visekhapeinarn Rural Mandal,
Visakhapatnam Cistrict, Pending disposal of WR No.6507 of 2025, on the file
of the High Court.

The Petition coming on for hearing, upon perusing the Petition and the
affidavit Alec In support thereof and the earlier arder of the High Court dated
13.03.2025, 18.09 2025, G9.05.2 025, 20.12.2025 & 27.01.2026 made herein
and upon hearing the arguments of Sri Ajay Kumar Nanaparthi, Advocate for
the Patifioner, and of GP for Revenue for the Respondents:

WP NO: 6509 OF 2025: |
Between:

Ainampudi Nageswara Rao, Wo Ayyanna, Aged about 68 years Rio

HNo.? 1409, Koyavaripalem, | cnamadala, Guriur-8220 19
Petitioner
AND
The State of Andhra Pradesh, Rep. by its Pri, aecy, Department of

tn

z

Revenue, Secretariat, Velagagud!, Amaravati, Guntur District.

The Distict Collector of Visakhapatnam, Visakhapatnam.

an

The Tahsidar, Visakhapainant Rural, Visakhapatnam

Wis. Nayagresva Farms "and Developers,  Door.No.6-36-2074,

ree
"S
2
-
at
i
"a
te,

Flat.No.502, 4" Floor, Sukshetra . East Point, East
Visakhapatnam 530017, Rep by its Mana aging Partner

Respondents


we 4 re - oe eeeet beer per. yee ' tks
ay i @ EB w he ef eR Be BR a5
oe eed foe v4, fs an 'cad £34 ee awe th Sod "bP
* on Sot he vaca' cae ws me a we bread ¢
epee in, i eo va oy LA Co om, its Lad
"een ee re ie i $5 Spey | nt a - oe
tay ate £ "7 peone ity ty dove, ' a a Son
aed dad 4 wen sete oer ar tf 'seine ww hare 5
Ge on 'hee, bees ten ween ra pased : , <teee ws mG
p wh we in LE Scae] x he geen on i
venee tus AG) igs 3 z $e we fed "ey tat pon et
on wh ee 3 ifs ena 97 Sm A out aa oon oft
pn a i ah OM a < a an an "
16 os yer te , " : ", 2%
a eC a ee ke
wa kk & Ye ge wey he ot barb. on "So wb wot
* ne % an one paces 7 ts vn is " oe
er: "et hy cme = @ w& en ns ra od a3
we ', rs ire w% Sheen feed a fee sree, ewes ee ; *
bint ¢ % sate ad z a badon cated' we he a) sheet i SG% es '3
coger 'nee * ; we; fae on . P £0, id
ss Fhe 4% ; ng, BOL ae) a3
Sen on nr, ane ra} a mo ¢ Oy bs
C55 BA baton Ihee 5 4 'g ben
Ly A on v ron ed rae) Tews "er Sean wae
'eats Facsed Sn Ye eae, an beer ion, th coe ° "ee
: oe uae eer i € Seow 2 rn
Fa vedas A oe ae hod weer, CS nt [s or
TD Ke i i rr a ~--
oon oan ad Voor Sd > yess Meeay he Laws 7. A os %
'ane whew, eee ° us ob) Catt inf ote re ad ad rot
pened oot aged Shewe ff en ie howe ts) aneee ah ef
3 en, iy £5, rene ay dood oe 5 sere tS Sh)
Moves 4 NA penee . singe wt " we sae gene
- gy ' 3 . . Ges go 74 tpn above
C3 oe wed wie £4 vane os a on ws cae wees
Be ED Hp dian wh oO C= ID ry
So By oe Be wg 8 Se 2 eM Le =
Gs & os hee le $53 iy Boe a aes . " ry ee fens
jn ar sr" a 5 me Ta gah " Se,
se ; mem ft. & | seu 2 / A
OS fran 4 0 owe ro fece nels £54 i. a3]
<n Om he G a See oo ; ; ns 2 . bee
° enon e. yo A at Preee4 $5% a wane howe & tf od
eos Cad "4 sheen. 'LS iy vee 4 ek ates, paesen ES £ 3 etlee
Tee ere vemet 7a sc A Oo,
be nh ns Mr a4 jy a © oe r+
toon ; * eee pope, a g " win 1g ee z ¢
oe ¥ naene . ran we im 2 z '
ors on x "3 Ee * fad teva laptee oteee "<p » Meee 157 ee ard ed a5)
bape OS xt es) bebe gays, bes ee CRS rete " Seow vo 1%
Ly ee Gy Nt adhe - wn NE oy "fs
rs ; "od feet td rated as Lond ey 'Le 3 ¢ [o) ty me on sgere.
a 7 <5 a wk GO o
aN: i te "rs Ae and ran . we how "5 LA & Heo ty te yon
i % 3 ws were Nebve £y me OE th G vo, 3 ese
f yen Sooo ron A 77 ard £% Aes, pos Sewes C % Ay roe
~ itt Sapo eer é "4 yr £5 "de 'aa £3 vn i in
¥ : ~ 4 ew owe sy, wee a a ry ror
Os ogt eB mS pay , & mone be ohn mm of %
reer te Ly Ser, re banat ie. wo beben. the cahen on, is $3 yen ?
"yee? Myder ms ora aed Seve . £3. ane eos Po cies tke
he nae iy mt aa gore "we pes "here o 'e erg pene me pees
"4 ey Sa ON ie * 2 get, s
"op ee a gt a bere
EM, pede P nee Broad %
lane ty , bee 'aed eh pn ae woe Fok my ft co pe, ca %
ay Tosh oe os "eee bh where " te % x" prooe a tty . es
wo 3 teees bc; al " ped Good os Ieee ven 553 p fame
Me hel , weg % OLS g's , OU 1% he nk
ce ti : we pn gor ae 5493 = ar rey ma
mm ke oo te ta, Fa & = ea
ved wh te -, % aes é 6% a fagh gee é % ad
fe nit met deat 4 we GR ee je
Loi FcR) Pye) her hee. ea cH or 1k% oe oe Nene? ME 4 AA ; 2
£4 3 " a veeed ~ atte, seen ey 3 "Se ve
tad £ ren ' be fe <9 . + " ° wae
2.98 - 3 5 @ & EB ee Be , Oo as
wee gy 5 aes a = Co -  s S om
et , a a okeoe tag fe. . ie chet wn ms ote
we 4 ¢ < a Sng
n @6@ pop -p 2B 4G e& &@ 6 Oo Be & yy FOE t
i 3 a cheat "ioe. * fred ye oe £3 . Oo 4 "dh as od
oe ye me ot os y 2 tote ype tip 4 RG ey
pece ht ye i ie 43 oe ce CY Meher EE ¥ pd
La) on * one s . bee ahh seeds vpere ws ped tees wen .
© oh Gn Dk ns Om Sate 5 a oo nn © eer) nh,, Mw  « sete

ae
oat

y
g

e wt
mR AS
N

~

a

Aw

z

o

exter

:

",

yo io ar

:

ular

artic

art

FUREY

>
as

¥€

oe

AGON f

mou

7s

bah

yb

*

oft

ne

~,

:


Ss

COMMON ORDER:

To fas wees ho 'ate hae uh oe woo oA salty wots A bak Las a The learned Standing counsel s seeks time to fle counter afidayil. List on 03.03.2028.

interim order granted earlier by this Court is extended tll th Scl-U SRIDEV! DEPUTY REGISTRAR ny fTRUE COPY) SECTION OFFICER 2G to Sri Alay Kumar Kanapann, Advocate [OPUC] Fwo OCs to GP for Revenue, High Court of Andhra Pradesh TOUT! hwo (20s to Advocate General, High Court of Andhra Pradesh [OUT] One CC to Sr MRK Chakravarthl, Advosate (OPUC) One OC to Gr, Ajay Kumar Kanaparthi, Advocate [OPUC) Mine OC to Sri MRK. Chakravarthy, Advocate [OPUC! w% fwo COs te GP for Municipal Administration & Urban Gevelapment, High Court of Andhra RPraciesh. [OUT] One CC te Sf A.S.C Bose, Standing Counsel (OPUC] foe, oN oN One CO to Sri Somisetty Ganesh Babu, Standing Counse a One CC fo Sr J. Dileep Kurnar, Advocate, (OP UC] Ome OC to Sr Javval Sarath Chandra, Advocate [ORUC]) Two CCs to GP for Revenue, High Court of AP [OUT) Two COs to Advanate General, High Court of Andhra Pradesh One CC to Sr. Raleou Yashwanth, Advocate [OPUC] One CC fo Sri Ratkaia Rame Kireell, Advocate [OPUC} fo Ms Mandava Abhigna, Advocate (OPUC) One spare copy HIGH COURT DATED: TRAR2026 ORDER WPGSO 7/2025, WPYSS00/2025, WIS2Sa/2025, WIR/SSOM 2025, . WRIQSS 2/2028, WPSS30/2028, WPB3a7/2028, WPIS238/2028, WREYSS9 1/2028, WRISS8S/2028, WP/EQ02/2025, WP8d06/20238, WPISTOS/ 2025, WPST Od 2025, WEISTOS/2O85, WRISTOS 2025, WISTTO088, WPIOTIUT/S028, . W/Od Tafe028, WPIOTTAS028, WYST1 4/2025, WP9set/2025, WPTS627/2025, WPT 4166/2028, WPHS626/2024. WePineeersogd, WR Food ted, WPM SOON S088, WPMTOUU2086, WP POga/ 2024, WRidrtadoes, WRT T 44/2024, WRAOTSS/2026, WRASTHE ROR WRIST S2024, WRIST Sefeddd, WPNOTSa/2024, WRISPSS 2086. WR Foefebe4, WRN STSTIRDRA, WPITo7oe2026, WPi980t20e4, WRITS8rasOe4, WRAY SS Paiiods, WPTO882026, WPHSSS2024, WEITSases0e4d, WPiia9so/2ord o INTERIM ORDER EXTENDED