Andhra Pradesh High Court - Amravati
Penmatsa Surapa Raju vs Penumatsa Usha Rani on 25 July, 2019
Author: Gudiseva Shyam Prasad
Bench: Gudiseva Shyam Prasad
HIGH COURT OF ANDHRA PRADESH :: AMARAVTI
THURSDAY, THE TWENFY FIFTH DAY OF JULY,
TWO THOUSAND AND NINETEEN
:PRESENT:
THE HONOURABLE SRI JUSTICE GUDISEVA SHYAM PRASAD
C.R.P.Nos. 1974, 1981 and 1982 of 2019
Between :-
Penmatsa Surapa Raju, S/o. Satyanarayana Raju.
..... Petitioner/Petitoner/1st Defendant.
AND
1.Penmatsa Usha Rani, W/o. Venkata Satya Rama Linga Raju, C/o. Indukuri Rama
Raju, West Vipparru, West Godavari District.
2.Penmatsa Ruthwik, S/o. Venkata Satya Rama Linga Raju, Occ : Business,
C/o. Indukuri Rama Raju, West Vipparru, West Godavari District.
..Respondents/Respondents/Plaintiffs.
3.Alluri Krishnam Raju, S/o. Buli Satyanarayana Raju, Ex. MLA.,R/o. Sakhinetipalli,
Razole DMC, East Godavari District.
.....Respondent/Respondent/2nd Defendant.
C.R.P.No.1974 of 2019 :-
CRP under Article 227 of Constitution of India, praying that in the circumstances
stated in the Memo. of Grounds of C.R.P., filed therein, the High Court may be pleased to
allow the instant Civil Revision Petition by setting aside the dated 11-06-2019 in I.A.No.
1113 of 2018 in O.S.No.37 of 2015, on the file of X Additional District Judge, Narsapur,
West Godavari District.
I.A.No. 1 of 2019 :-
Petition under Section 151 of C.P.C., praying that in the circumstances stated in the
affidavit filed herein, the High Court may be pleased to stay all further proceedings in
O.S.No. 37 of 2015, on the file of X Additional District Judge, Narsapur, West Godavari
District, pending disposal of C.R.P No. 1974 of 2019 on the file of the High Court.
C.R.P.No.1981 of 2019 :-
CRP under Article 227 of Constitution of India, praying that in the circumstances
stated in the Memo. of Grounds of C.R.P., filed therein, the High Court may be pleased to
allow the instant Civil Revision Petition by setting aside the dated 11-06-2019 in I.A.No.
1114 of 2018 in O.S.No.37 of 2015, on the file of X Additional District Judge, Narsapur,
West Godavari District.
I.A.No. 1 of 2019 :-
Petition under Section 151 of C.P.C., praying that in the circumstances stated in the
affidavit filed herein, the High Court may be pleased to stay all further proceedings in
O.S.No. 37 of 2015, on the file of X Additional District Judge, Narsapur, West Godavari
District, pending disposal of C.R.P No. 1981 of 2019 on the file of the High Court.
C.R.P.No.1982 of 2019 :-
CRP under Article 227 of Constitution of India, praying that in the circumstances
stated in the Memo. of Grounds of C.R.P., filed therein, the High Court may be pleased to
allow the instant Civil Revision Petition by setting aside the dated 11-06-2019 in I.A.No.
1115 of 2018 in O.S.No.37 of 2015, on the file of X Additional District Judge, Narsapur,
West Godavari District.
I.A.No. 1 of 2019 :-
Petition under Section 151 of C.P.C., praying that in the circumstances stated in the
affidavit filed herein, the High Court may be pleased to stay all further proceedings in
O.S.No. 37 of 2015, on the file of X Additional District Judge, Narsapur, West Godavari
District, pending disposal of C.R.P No. 1982 of 2019 on the file of the High Court.
These petitions coming on for hearing, upon perusing the Petition and affidavit filed
herein and the order of the High Court dated 24-07-2019 made herein and upon hearing
the arguments of Sri T.C.D. Sekhar, Advocate for the Petitioner in all petitions and of Sri
Rama Mohan Palanki, Advocate for Respondent Nos. 1 and 2 in all petitions, the Court
made the following
ORDER :-
"Heard learned counsel for the petitioners and the learned cases for the respondents.
Interim order granted earlier is extended till 02-08-2019. Post on 02-08-2019 under the caption "for orders"".
ASSISTANT REGISTRAR //TRUE COPY// for ASSISTANT REGISTRAR To
1.The X Additional District Judge, Narsapur, West Godavari District
2.One CC to Sri T.C.D. Sekhar, Advocate (OPUC)
3.One CC to Sri Sri Rama Mohan Palanki, Advocate(OPUC)
4.One spare copy DD HIGH COURT GSP.J DT.25-07-2019.
NOTE: POST ON 02-08-2019 ORDER C.R.P.Nos. 1974, 1981 and 1982 of 2019.
INTERIM ORDER EXTENDED DD 26.07.2019 HIGH COURT GSP.J DT.25-07-2019.
NOTE: POST ON 02-08-2019 ORDER C.R.P.Nos. 1974, 1981 and 1982 of 2019.
INTERIM ORDER EXTENDED