Andhra Pradesh High Court - Amravati
Pilli Achemma vs The State Of Andhra Pradesh on 14 February, 2020
Author: M.Satyanarayana Murthy
Bench: M.Satyanarayana Murthy
THE HON'BLE SRI JUSTICE M.SATYANARAYANA MURTHY
WRIT PETITON NO.3492 of 2020
ORDER:
This petition is filed under Article 226 of the Constitution of India seeking the following relief:
"to issue a Writ Order particularly in the nature of Writ of Mandamus declaring the action fo the Respondents in trying to dispossess the Petitioner from their land to an extent of Ac.2.12 cents in R.S.No.120/2 in Mysanagudem Village, Jangareddygudem Mandalam, West Godavari District Without following Due Process of the law as illegal, arbitrary and violation of Art.14 and 21 of the Constitution of India and consequently direct the Respondents not to dispossess the Petitioners from their land to an extent of Ac.2.13 cents each in R.S.No.120/2, Mysanagudem village, Jagareddygudem Mandal, West Godavari District".
2. Though the petitioner made several allegations in the writ affidavit filed along with the writ petition, the truth or otherwise in those allegations need not be adjudicated by this Court, in view of the submission made by the learned Assistant Government Pleader for Revenue that the respondent authorities will follow due process of law.
3. In Rame Gowda (D) By Lrs vs M. Varadappa Naidu (D) By Lrs. & Anr1, Ram Rattan v. State of Uttar Pradesh2 and Munshi Ram v. Delhi Administration3, the Supreme Court held as follows:-
"...to forcibly dispossess citizens of their private property, without following the due process of law, would be to violate a human right, as also the 1 (2004) 1 Supreme Court Cases 769 2 1975 AIR 1674 = 1975 SCR 299 3 1968 AIR 702 = 1968 SCR (2) 408 2 constitutional right under Article 300A of the Constitution."
4. Recording submission of the learned Assistant Government for Revenue, as there is no proposal to interfere with the possession of the subject land, and in view of the judgments of Apex Court referred above, the respondents are directed not to take any coercive steps, except by due process of law.
5. With the above direction, this Writ Petition is disposed of, at the stage of admission, with the consent of both the counsel. However, this order will not preclude the respondents to take appropriate steps, in accordance with law. There shall be no order as to costs.
As a sequel, Interlocutory Applications pending, if any, in this Writ Petition, shall stand closed.
_________________________________________ JUSTICE M. SATYANARAYANA MURTHY Date: 14-02-2020 KA 3 THE HON'BLE SRI JUSTICE M.SATYANARAYANA MURTHY WRIT PETITON NO.3486 of 2020 Date: 14-02-2020 Note: Issue CC by 20-02-2020.
B/o.
KA