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 0, Cited by 0]

Telangana High Court

Peddapalli Janardhan vs The State Of Telangana on 21 June, 2024

Author: K. Lakshman

Bench: K. Lakshman

            HON'BLE SRI JUSTICE K. LAKSHMAN

             WRIT PETITION No.15663 of 2024

ORAL ORDER:

Heard learned counsel for the petitioner, Sri Somu Srinivas Reddy, learned Assistant Government Pleader for Revenue and Sri R. Chandra Shekar Reddy, learned counsel appearing for respondent No.6.

2. The petitioner herein is claiming that he is the absolute owner and possessor of land admeasuring Ac.1-37 gts in Sy.No.301/C, situated at Kondapur Village, Chigurumamidi Mandal, Karimnagar District. In proof of the same, he has filed copy of latest Pattadar passbook and title deed. He had submitted F-line application No.DER022401036667 dated 04.06.2024 with respondent No.4 with a request to conduct survey, demarcate the aforesaid land by fixing the boundaries. Despite receiving and acknowledging the said F-line application, respondent No.4 did not act upon the same. In the meanwhile, respondent No.6 is laying road in the subject land illegally. Therefore, the present Writ Petition.

2

3. Whereas, learned Assistant Government Pleader for Revenue and learned counsel appearing for respondent No.6, on instructions would submit that respondent No.4 will consider the said F-line application submitted by the petitioner and conduct survey strictly in accordance with law.

4. In the light of the aforesaid submissions, this Writ Petition is disposed of directing the respondent No.4 to consider the aforesaid F-line application No.DER022401036667 dated 04.06.2024 submitted by the petitioner, conduct survey, demarcate the aforesaid land by fixing the boundaries strictly in accordance with law, by putting the petitioner, respondent No.6 and all effected parties on notice and affording them an opportunity. If, respondent No.4 is not inclined to accept the request made by the petitioner, he shall assign specific reasons and pass a reasoned order, communicate copy of the said order to the petitioner. He shall complete the said exercise within 45 working days from the date of receipt of copy of this order. Till then, respondent No.6 shall not lay road in the aforesaid land admeasuring Ac.1-37 gts in Sy.No.301/C, situated at Kondapur Village, Chigurumamidi Mandal, Karimnagar District. There shall be no order as to costs. 3

As a sequel thereto, miscellaneous petitions, if any, pending in the Writ Petition shall stand closed.

___________________ K. LAKSHMAN, J 21.06.2024 ssy