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 26]

Telangana High Court

Basetti Ashok vs The State Of Telangana And 5 Others on 30 September, 2020

Author: Shameem Akther

Bench: Shameem Akther

        THE HON'BLE Dr. JUSTICE SHAMEEM AKTHER

              WRIT PETITION No.16107 of 2020

ORDER:

Aggrieved by the inaction of the respondent Nos.4 to 6 in conducting survey of the subject land belonging to the petitioner and demarcating the land in spite of submitting application by the petitioner, the present writ petition is filed.

2. With the consent of both the parties, the present writ petition is disposed of at the admission stage itself.

3. The learned Counsel appearing for the petitioner has contended that the matter is squarely covered by the common order, dated 28.04.2016, passed by this Court in W.P.No.4811 of 2011 and batch. Therefore, the writ petition may be allowed in terms of the above referred common order.

4. The learned Government Pleader for Revenue appearing for the respondents has fairly conceded that the common order of the learned Single Judge passed in W.P.No.4811 of 2011 and batch, dated 28.04.2016, covers the lis in question.

5. A reading of the common order, dated 28.04.2016, passed in W.P.No.4811 of 2011 and batch, reveals that this Court while dealing with the issue in question and taking into consideration the Circulars issued by the Commissioner, Survey, Settlements and Land Records, has held as under: 2

"23. In view of the above facts and circumstances, the writ petitions are disposed of directing the respondent-authorities to consider the applications of the petitioners for survey and demarcation of lands after receiving necessary charges, keeping in view the Circulars vide Rc.No.N1/1408/07, dated 13-07-2007, Rc.No.N1/6543/99, dated 25.07.2001 and Circular vide Rc.No.N2/1741/2010, dated 18- 05-2010 and also in terms of the judgment of W.A.No.618 of 2013 and also keeping in view of the provisions of Sections 89, 89-A and 92 of the Act and take necessary action and communicate the decision to the parties. It is open for the petitioners to prefer appeal against the said order, if they are aggrieved in terms of circulars referred to above."

6. In view of the above, the present writ petition is allowed in terms of the common order, dated 28.04.2016, passed in W.P.No.4811 of 2011 and batch. The above said exercise shall be completed within a period of three months from the date of receipt of a copy of this order.

The miscellaneous petitions pending, if any, shall stand closed. There shall be no order as to costs.

______________________ Dr. SHAMEEM AKTHER, J Date: 30.09.2020 ssp/bvv