Andhra Pradesh High Court - Amravati
Rama Rural Godowns vs The State Of Andhra Pradesh on 24 April, 2026
IN THE HIGH COURT OF ANDHRA PRADESH AT AMARAVATI
(SPECIAL ORIGINAL JURISDICTION)
f /f*
/ 7
T
FRIDAY, THE TWENTY FOURTH DAY OF APRIL <>
>S
\
i
r'^.>
r i
TWO THOUSAND AND TWENTY SIX i't
'S'
iPRESENT:
THE HONOURABLE SRI JUSTICE MAHESWARA RAO KUNCHEAM
WRIT PETITION NO: 591 OF 2026
Between:
1. Rama Rural Godowns, A proprietary concern Represented by its
Proprietor Kakula Aruna Jyothi, W/o Sreedhar Rao Aged about 44
years, Occ Business Sy No. 57/7, Adusumalli Village, Purchur Mandal 1
Bapatia District, A. P. - 523169
2. Kakula Arun Jyothi, W/o Sreedhar Rao R/o D. No. 2-218, Boadawada
Mandagunta Village, Purchur Mandal, Bapatia District, A.P. - 523169
3. Kakula Sreedhar Rao, S/o Veeranjaneyulu, Aruna Jyothi, R/o D. No. 2-
218, Boadawada Mandagunta Village, Purchur Mandal, Bapatia District,
A.P.-523169.
4. M/s. Sree Rama Gotton Ginning Mill, Represented by its all Partners
Kakula Sreedhar Rao, S/o Veeranjaneyulu, Kakula Aruna Jyothi, W/o
Sreedhar Rao, Sy No. 57/7, Adusumalli Village, Purchur Mandal 1
Bapatia District, A.P. - 523169.
Petitioners
AND
1. The State of Andhra Pradesh, Represented by its Principal Secretary
Agricultural and Cooperative Department, Velugupudi, Amaravathi A.P. 1
- 522238.
2. Andhra Pradesh State Co-operative Marketing Federation Limited (AP
MARK FED), having its office at 5, 56-2-11, AP Markfed Building APHC
j
Colony, Autonagar, Jawahar, Auto Nagar, Vijayawada. Rep by its
Managing Director - 520007
3. A.P. State Warehousing Corporation, C/o Stalin Corporation Building,
2nd Floor, Back side Auto Nagar Bus stand. Door No. 55-17-3, C-13,
Industrial Estate, Auto Nagar, Vijaywada. Rep by its Managing Director.
- 520007
4. Shriram Finance Limited, Branch office at D. No. 37-1-41 1 Floor,
Varaprasad Complex, Trunk Road, Ongole, Prakasam District - 523 001
Respondents
Petition under Article 226 of the Constitution of India is filed praying that
in the circumstances stated in the affidavit filed therewith, the High Court may
be pleased to issue a Writ or order or direction more particularly one in the
nature of Writ of Mandamus declaring,
(iv) the inaction of the Respondent No. 2 & 3 in remitting the rent/lease
amount of Rural Godowns consisting of 3750 MTS/ 21,164 Square Feet , on
land admeasuring Ac. 1.80 cents in Survey No. 57/7, Adusumalli Gram
Panchayat, Purchur Mandal, Prakasham District ( now Bapatia District) from
14.07.2025 as arbitrary, illegal, against the principle of natural justice and
consequently direct the Respondent No. 2 & 3 to remit the arrears of rent of
Rs. 10,56,476/- from 14.07.2025 till 31-12-2025 and continue to pay monthly,
(v) Direct the Respondent No. 4 to defer the coercive action of taking
physical possession and sale of the Rural godowns consisting of 3750 MTS/
21,164 Square Feet, on land admeasuring Ac. 1.80 cents in Survey No. 57/7,
Adusumalli Gram Panchayat, Purchur Mandal, Prakasham District ( now
Bapatia District), till the arrears of rents are being paid by the Respondent No.
2&3.
lA NO: 1 OF 2Q2fi
Petition under Section 151 CPC is filed praying that in the
circumstances stated in the affidavit fifed in support of the writ petition, the
High Court may be pleased to direct the Respondent No. 4 to defer the
coercive action of taking physical possession and sale of the Rural godowns
consisting of 3750 MTS/ 21,164 Square Feet . on land admeasuring Ac. 1.80
cents in Survey No. 57/7, AdusumaHi Gram Panchayat, Purchur Mandal,
Bapatia District, till the
arrears of rents/lease amount is being paid by the
Respondent No. 2 & 3 , pending disposal of WP 591 of 2026, on the file of the
High Court.
The petition coming on for hearing, upon perusing the Petition and the
affidavit filed in support thereof and the order of the High Court order dated
07.01.2026, 29.01.2026 & 19.02.2026 made herein and upon hearing the
arguments of Sri V.Dyumani, Advocate for the Petitioners, GP for Cooperation
for the Respondent No.1
and Smt Y.Mahalakshmi, Standing Counsel for
Respondent No.2, Sri A.V.G.Madhava Rao, Standing Counsel for Respondent
No.3 and of Sri O.Udaya Kumar Advocate for Respondent No.4, the Court
made the following;
ORDER:
At request made by learned counsel for the petitioner, post after two (02) weeks.
Interim order granted on I the earlier occasion shall stand extended for a further period of six (06) weeks.
sd/.amuaya BABU deputy ^ Rl^GiSTRAR //TRUE COPY// section officer To,
1.
2. One CC to M/s V.Dyumani, Advocate [OPUC] One CC to Smt Y.Mahalakshmi, Standing Counsel [OPUC]
3.
4. One CC to Sri A.V.G.Madhava Rao, Standing Counsel [OPUC]
5. One CC to Sri. O.Udaya Kumar, Advocate [OPUC] Two CCs to GP for Cooperation, High Court of Andhra Pradesh. [OUT]
6. One spare copy HIGH COURT i ■, MRK,J DATED: 24.04.2026 POST AFTER TWO (02) WEEKS ORDER WP.No.591 of 2026 INTERIM ORDER EXTENDED