Andhra Pradesh High Court - Amravati
The State Of Andhra Pradesh vs Smt.A.Nakshtramma, on 19 July, 2021
Author: Joymalya Bagchi
Bench: Joymalya Bagchi
HIGH COURT OF ANDHRA PRADESH AT AMARAVATI
MAIN CASE NO.: Writ Petition No.20042 of 2018
PROCEEDING SHEET
Sl.No. Date ORDER OFFICE
NOTE
(11) 19.07.2021 JB, J & KSR, J
[Proceedings taken up through video conferencing]
Adjourned.
Post on 26.07.2021.
_______________
Joymalya Bagchi, J
_______________
K.Suresh Reddy, J
RAR
HIGH COURT OF ANDHRA PRADESH AT AMARAVATI
MAIN CASE NO.: W.P. (PIL) No.2 of 2021
PROCEEDING SHEET
Sl.No. Date ORDER OFFICE
NOTE
01. 06.01.2021 JB, J & AVSS, J
(Proceedings taken up through video conferencing)
Petitioner has challenged the impugned decision
of third respondent with regard to an alternative route
to access R and B road which is a Major District road. It is contended the alternative route is not viable.
Issue notice.
Counters be filed by the respondents, particularly, the third respondent by the adjourned date.
Post on 03.03.2021.
__________________ Joymalya Bagchi, J ________________ A.V.Sesha Sai, J Ivd HIGH COURT OF ANDHRA PRADESH AT AMARAVATI MAIN CASE NO.: W.P. No.18933 of 2020 PROCEEDING SHEET Sl.No. Date ORDER OFFICE NOTE
05. 06.01.2021 JB, J & AVSS, J (Proceedings taken up through video conferencing) Petitioner is unrepresented.
Post on 17.02.2021.
__________________ Joymalya Bagchi, J ________________ A.V.Sesha Sai, J Ivd HIGH COURT OF ANDHRA PRADESH AT AMARAVATI MAIN CASE NO.: W.P. (PIL) No.54 of 2020 PROCEEDING SHEET Sl.No. Date ORDER OFFICE NOTE
03. 06.01.2021 JB, J & AVSS, J (Proceedings taken up through video conferencing) Sri Y.Koteswara Rao, learned counsel appearing for the petitioner, submits in spite of directions issued by the District Panchayat Officer for removal of the idol from public way, no steps have been taken.
Learned counsel for 4th respondent submits orders have been passed for removal of the idol and steps shall be taken in the matter.
Further counter with regard to necessary steps in the matter be filed on the next date.
Interim order granted earlier shall continue until further orders.
Post on 03.03.2021.
__________________ Joymalya Bagchi, J ________________ A.V.Sesha Sai, J Ivd HIGH COURT OF ANDHRA PRADESH AT AMARAVATI MAIN CASE NO.: W.P. No.2071 of 2020 PROCEEDING SHEET Sl.No. Date ORDER OFFICE NOTE
02. 06.01.2021 JB, J & AVSS, J (Proceedings taken up through video conferencing) Post on 27.01.2021.
__________________ Joymalya Bagchi, J ________________ A.V.Sesha Sai, J Ivd HIGH COURT OF ANDHRA PRADESH AT AMARAVATI MAIN CASE NO.: W.P. No.17524 of 2020 PROCEEDING SHEET Sl.No. Date ORDER OFFICE NOTE
04. 06.01.2021 JB, J & AVSS, J (Proceedings taken up through video conferencing) Learned counsel for respondent Nos.11 and 12 seek time to file counters.
Counters be filed by the adjourned date.
Post on 03.02.2021.
Interim order granted earlier is extended till then.
__________________ Joymalya Bagchi, J ________________ A.V.Sesha Sai, J Ivd HIGH COURT OF ANDHRA PRADESH AT AMARAVATI MAIN CASE NO.: W.P. No.23124 of 2020 PROCEEDING SHEET Sl.No. Date ORDER OFFICE NOTE
02. 06.01.2021 JB, J & AVSS, J (Proceedings taken up through video conferencing) Learned counsel appearing for the petitioners submits that the stone crusher run by 9th respondent falls within the prohibited limits of operation from human habitation.
Second respondent is directed to undertake enquiry with regard to such grievance and file counter enclosing enquiry report and steps, if any, taken thereon by the next date.
Post on 03.03.2021.
__________________ Joymalya Bagchi, J ________________ A.V.Sesha Sai, J Ivd HIGH COURT OF ANDHRA PRADESH AT AMARAVATI MAIN CASE NO.: W.P. No.24322 of 2020 PROCEEDING SHEET Sl.No. Date ORDER OFFICE NOTE
03. 06.01.2021 JB, J & AVSS, J (Proceedings taken up through video conferencing) Counter enclosing response, if any, be filed on the adjourned date.
Post on 20.01.2021.
__________________ Joymalya Bagchi, J ________________ A.V.Sesha Sai, J Ivd HIGH COURT OF ANDHRA PRADESH AT AMARAVATI MAIN CASE NO.: W.P. No.24488 of 2020 PROCEEDING SHEET Sl.No. Date ORDER OFFICE NOTE
03. 06.01.2021 JB, J & AVSS, J (Proceedings taken up through video conferencing) Post on 18.01.2021 with interlocutory application.
__________________ Joymalya Bagchi, J ________________ A.V.Sesha Sai, J Ivd HIGH COURT OF ANDHRA PRADESH AT AMARAVATI MAIN CASE NO.: W.P. No.25052 of 2020 PROCEEDING SHEET Sl.No. Date ORDER OFFICE NOTE
02. 06.01.2021 JB, J & AVSS, J (Proceedings taken up through video conferencing) Post on 20.01.2021 with similar matters.
__________________ Joymalya Bagchi, J ________________ A.V.Sesha Sai, J Ivd HIGH COURT OF ANDHRA PRADESH AT AMARAVATI MAIN CASE NO.: W.P. No.of 2020 PROCEEDING SHEET Sl.No. Date ORDER OFFICE NOTE
0. 06.01.2021 JB, J & AVSS, J (Proceedings taken up through video conferencing) __________________ Joymalya Bagchi, J ________________ A.V.Sesha Sai, J Ivd HIGH COURT OF ANDHRA PRADESH AT AMARAVATI MAIN CASE NO.: W.P. No.of 2020 PROCEEDING SHEET Sl.No. Date ORDER OFFICE NOTE
0. 06.01.2021 JB, J & AVSS, J (Proceedings taken up through video conferencing) __________________ Joymalya Bagchi, J ________________ A.V.Sesha Sai, J Ivd HIGH COURT OF ANDHRA PRADESH AT AMARAVATI MAIN CASE NO.: W.P. No.of 2020 PROCEEDING SHEET Sl.No. Date ORDER OFFICE NOTE
0. 06.01.2021 JB, J & AVSS, J (Proceedings taken up through video conferencing) __________________ Joymalya Bagchi, J ________________ A.V.Sesha Sai, J Ivd HIGH COURT OF ANDHRA PRADESH AT AMARAVATI MAIN CASE NO.: W.P. No.of 2020 PROCEEDING SHEET Sl.No. Date ORDER OFFICE NOTE
0. 06.01.2021 JB, J & AVSS, J (Proceedings taken up through video conferencing) __________________ Joymalya Bagchi, J ________________ A.V.Sesha Sai, J Ivd HIGH COURT OF ANDHRA PRADESH AT AMARAVATI MAIN CASE NO.: W.P. No.of 2020 PROCEEDING SHEET Sl.No. Date ORDER OFFICE NOTE
0. 06.01.2021 JB, J & AVSS, J (Proceedings taken up through video conferencing) __________________ Joymalya Bagchi, J ________________ A.V.Sesha Sai, J Ivd HIGH COURT OF ANDHRA PRADESH AT AMARAVATI MAIN CASE NO.: W.P. No.of 2020 PROCEEDING SHEET Sl.No. Date ORDER OFFICE NOTE
0. 06.01.2021 JB, J & AVSS, J (Proceedings taken up through video conferencing) __________________ Joymalya Bagchi, J ________________ A.V.Sesha Sai, J Ivd HIGH COURT OF ANDHRA PRADESH AT AMARAVATI MAIN CASE NO.: W.P. No.of 2020 PROCEEDING SHEET Sl.No. Date ORDER OFFICE NOTE
0. 06.01.2021 JB, J & AVSS, J (Proceedings taken up through video conferencing) __________________ Joymalya Bagchi, J ________________ A.V.Sesha Sai, J Ivd HIGH COURT OF ANDHRA PRADESH AT AMARAVATI MAIN CASE NO.: W.P. No.of 2020 PROCEEDING SHEET Sl.No. Date ORDER OFFICE NOTE
0. 06.01.2021 JB, J & AVSS, J (Proceedings taken up through video conferencing) __________________ Joymalya Bagchi, J ________________ A.V.Sesha Sai, J Ivd HIGH COURT OF ANDHRA PRADESH AT AMARAVATI MAIN CASE NO.: W.P. No.of 2020 PROCEEDING SHEET Sl.No. Date ORDER OFFICE NOTE
0. 06.01.2021 JB, J & AVSS, J (Proceedings taken up through video conferencing) __________________ Joymalya Bagchi, J ________________ A.V.Sesha Sai, J Ivd HIGH COURT OF ANDHRA PRADESH AT AMARAVATI MAIN CASE NO.: W.P. No.of 2020 PROCEEDING SHEET Sl.No. Date ORDER OFFICE NOTE
0. 06.01.2021 JB, J & AVSS, J (Proceedings taken up through video conferencing) __________________ Joymalya Bagchi, J ________________ A.V.Sesha Sai, J Ivd HIGH COURT OF ANDHRA PRADESH AT AMARAVATI MAIN CASE NO.: W.P. No.of 2020 PROCEEDING SHEET Sl.No. Date ORDER OFFICE NOTE
0. 06.01.2021 JB, J & AVSS, J (Proceedings taken up through video conferencing) __________________ Joymalya Bagchi, J ________________ A.V.Sesha Sai, J Ivd HIGH COURT OF ANDHRA PRADESH AT AMARAVATI MAIN CASE NO.: W.P. No.of 2020 PROCEEDING SHEET Sl.No. Date ORDER OFFICE NOTE
0. 06.01.2021 JB, J & AVSS, J (Proceedings taken up through video conferencing) __________________ Joymalya Bagchi, J ________________ A.V.Sesha Sai, J Ivd