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 15, Cited by 0]

Andhra Pradesh High Court - Amravati

The Visakhapatnam Bar Association vs The State Of Andhra Pradesh, on 7 February, 2024

Author: R Raghunandan Rao

Bench: R Raghunandan Rao

IN THE HIGH COURT OF ANDHRA PRADESH AT AMARAVATI
(Special Original Jurisdiction)

WEDNESDAY, THE SEVENTH OAY OF FEBRUARY
BW THOUSAND AND TWENTY FOUR

'PRESENT:
THE HONOURABLE SRI DHIRAJ SINGH THAKUR, CHIEF JUSTICE
AND
THE HONOURABLE SRI JUSTICE R RAGHUNANDAN RAO

WP IPIL) Nos: 245 216 OF 9023 WP No 33783 of 2023, WEIFILIWes.2 & 3 of
2024 and WP Nos 33 & 33 of 2004

W.PUPIL) NO: 215 OF 2023

Between:
The District Bar Association Kurnool, (Regd. No. T2AGE4), District Courts
Compound, Kurnool - 548 &o4 (AP Rep. by Ns General Secretary
MOM. Chakrapani, S/o VaddeAdhenna, Aged about 48 years, Goo. Advocate,
R/o.3-171, Temple Street, Husainapuram Vilage, Orvakal Mandal, Kumpo! District,
Andhra Pradesh oo - «= 578) G1D. ss Mebile No. 9447300262, Email [0

chakrapartimya@igmailcam. Aadhar No. 782260941587, PAN Cand Ne.
AALAT26174, Bank Avec No. iG49S 702587 of SEY Bank, Court Complex Sranch,
Kurnoal [Netriel, AP. bps
BN Petitioner
AND

} The State of Andhra Pradesh, Rep. by ts Ohief Secretary, Secretariat
Sulding Valagapudi, Amaravathi, Andhra Pradesh
2. The State of Andhra Pradesh, Rep. by its Secretary to the Government,
Depariment of Legal and Lagisiative Affairs and Justice, Law Gepartment,
Yelagapudi, Amaravathi, Andhra Pradesh.
. Respondents

Patilion under Article 236 of the Constitution of India is Hed praying that in the
circumstances stated in the affidavit fled herein. the righ Court may be pleased te
issue a Wri, Order or direction mere particularly one in the nature of 'Writ of

Mandamus' challenging the Sections 16, 13, 44, 1S, 25, 34. 46 of The Andhres
Pradesh Land Tiling Act, 2022 (Act No. 27/2023), which is Hegal, arhitrary and alse
viddation of the Articles 21, 248, 400-A of the Constitution of india and asso against
the Provisions of the Indian Succession Act, 1925 and also ayainst the guidelines of
the Hon'hle Supreme Court, thereby all the Provisions referred above are liable io be
declared as Unconstitutional, void ab-inifie and Ulra-viras and cansequenty set
aside the same,


IN THE HIGH GOURT OF ANDHRA PRADESH AT AMARAYVAT)
{Special Original Jurisdiction)

WEDNESDAY, THE SEVENTH DAY GF FEBRUARY
TWO THOUSAND AND TWENTY FOUR

PRESENT:
THE HONOURABLE SRI DNIRAJS SINGH THARUR, CHIEF JUSTIC GE
AND
THE HONOURABLE SRI JUSTICE R RAGHUNANDANS RAO

WLP UPIL) Nos: 215, 216 OF 2023. WP No 3376S of 2023, WPIPILINos.2 & 3 of
2028 and WP Nos 22 & 23 of 2a84

W.PUPIL] NO: 218 OF 2025

Sebvean

Fre Oistict Bar Association &.
Gampound, Kurnool - Sis om4 by its General Secretary
Mr MV Chakrapani, Sfo VaddeAdhenna. Aged about 48 years, Occ. Advocate,
Rfa.S-171, Ternple Straci, Husaingouram Village, Qrvakal Mandal, Kurnool Distded,
Andhra Pradesh - S18 O16 Mobile No 8d47300282, Emel in.
ohakrapananvem@omall com. Aadhar No. 788280041587, PAN Carn No
AALAT2ZB174, Bank Afo No. UMO2FO3S87 of SRI Bank, Court Complex Branch,
Kurnool! District, AP.

Na. 72/7864), District Courts

Ee,

aa soa SHH ORE
AND

% The State of An ihre Pradesh, Reo. by Rs Chest Secretary, Secretariat
Budding Velagap puch, Amaravalhi, Andhra Pradesh

¢. ime State of ¢ Andhva Pradesh, a. by is ® Secretary fo the Goverment,
Depariment of Legal and Legisiativ s and Justices, Law Deparment,

Velagapud), Arnaravathi, Andhra P radesh.

can RSSRONCNES

anstftulicn of India js filed praying thatin the
coumstances stated in fhe affidavit fled herein, the High Gourl may be. meased to
isaue a Wri, Order or direction mors "particularly ¢ ong fhe nature of Writ of
Mandarnus' challenging ihe ers 40. $4. 78, 26, a4, 46 of The Andhra
Pradesh Land Titing Act, 2 (Act No 2r2deS), which is 3 Hlegal, arbilrary are also
violation of the Articles 24. 248 3 ru sngthution of India and also against
the Provisions of the Indian Succession Aci, 1985 and also against the guidelines of
the Hon'ble Supreme Court, Hereby all the Mrovisions referred above are fable fo be
declared as Unconstitutional, void ah-initio and UlNra-vires and consequeniy sef
aside the same.

Petition under Articie 238 of 8

ie



IA NO: 1 OF 2023

Fetition under Section 144 CPO is Hed praying that in the circumstances
stated in the affidavit Hled in sumpart of the writ petition, the High Court may be
Dleased fo suspend the impiementatian of Sections 19, 13, 14, 15, 25, 34, 48 of The
Andhra Pradesh Land Titling Act, 2022 (Aci No.27/8083), pending dissasal of
WPIRIL) No.215 of 2023, on the file of the Migh Court,

The Petition Coming on for hearing, upon nerusing the Petition and the
affidavit fled in support thereof and the aarier Order of the righ Court
dated.03.04.2024, made herein and upon hearing the arguments of Sri Balai
Advocate for the Petitioner and of S. Sriram, ieamed Advocate General, far
Respondent Nog.

WP APIL) NO: 216 OF 2623

Rehvean:

Al india Lawyers Union (AILU), Andhra Pradesh State Committee. Rep. by is
President Sri Sunkara Rajendra Prasad, Sfo.Ramakotgiah, aged about 66 years,
Rio.D. No. 33-1424, Kadiyala Vari Street, Seetarama Viiayawada Urban, Krishna
District - 920 002. Aadhar card Number 499740267525 Pan Card No ANTPS28790
Bank Account State Bank of india Civil Court Viayawada Branch,-A20002 Account
No. 52112618345 Phone No S848127375 Mail iD ap. adv@amail com

veuees Petitioner
AND
1. The State of Andhra Pradesh, Rep. by ts Chief Secretary, Secretariat

Buildings, Velagapudi Village, Thullur Mandal, Guntur Disticl, Arnaravati,
Andhra Pradesh

é. The State of Andhra Pradesh, ren. by Hs Special Chief Secretary to
Government, Revenue Cepariment, Secrefariat Sulldings, Velagapudi Village,
Thullur Mandal, Guntur District, Amaravati, Andhra Pradesh

3. The Sigte of Andhra Pradesh, represented by Principal Secretary General

Administration Department, Secretariat, Velagapud) Vilage, Thuflur Mandal,
Guntur District, Amaravatl, Andhra Pradesh

4. The Seoretary to Government of Andhra Fredesh, Legal and Legislative
Affairs and Justice, Law Department Secretariat, Velagapudl Vilage, Thullur
Mandal, Guntur District, Amaravatl, Andhra Pradash

wow Respondents

Petition under Article 226 of the Constitution of India is filed praying that in the
creumstances stated in the affidavit Med herein. the High Court may be pleased to
issu any order or direction more particularly one in the nature of Writ of Mandamus
declaring the Andhra Pradesh Land Viding Act, 2022, (Ant No.27 of 2023), as beyond
the scope of the legistative competence of the Slate, provided to it under Entries 18,
45, List ll, Schadule VU of the Constitution of India vires and vinlative of Articles 14,


ei, 2468, 251, 232, 254 and SOO. ne ¥ the GOnSHHLHON ¢ 7 India and cor
nullity the eect of the Andhra Pradesh Land Tiling Act, 2082, (Act Noo?

NG 2

IANO: 1 OF 2023

Petition under Section 151 CPC is fled prayin ng that in the crcumstarices
Stated in the affidavit Hed in support of the writ pete on, Ue High Court may be
pleas sed to direct the Hon 'he Civl Coutts not fo return the Suits inveiving ihe
disputes aver immovable proper & by SUEPE UHIQ 'the operation of the Andhra
Pradesh Land Tiling Act, $022, (Act No.2? of 2023), pending disposal of the Wri
Petition (PIL) No. 28 of 2025, on the fi fe of fhe High Court,

The pefticn coming an for hearing, upon perusing the Pelion and the
ig

atidavil fled in. supoart mew sof and the earlier Order of the High Court dated.
OS.07, 2024, made herein and upon hearing the argurnenta of Sri.N Subba Bao.

learned Senior Counsel, appears for SriMadhava Rao Nallud, Advocate for the
Fetitioner and of Sri S Sriram, The Advocate General for Regpanden ES.

WRIT PETITION NO: 33783 QF 2023

Saiween:
tT BUCRidambsram,  Syo Sri Veerabh eee Rao Hindu, aged §6 years
Ore Senior Advonate Rio Flat No.34, 3"Hoer, Ral Res idency, Fortune Murali
Park Hotel Road, Venkaleawa arapuram, Lahbive et, VUAYAWADA . 16 NTR
Distinct, Andhra Fraciesh
2. Mup palla Subba Rao, So.late Sri M.Lakshminarayana Aged 82 years,
Oeo:Advocata Rio. D.No 4$22. aQik, Raj Towers Thaci Thota, Rajahmundry
mast Godavari District, AP
G Sudarsana Rac, SoleteG.Munneiah Nailu Aged about 55 years,
a Syragineta Tirupati Urban Mandal,

ed

OowAdvocste Rio.D.No. 19.12.6288,
Tirupati Cistrict, Andhra Pradesh
Peitioners
AND
1. The State of Andhra Pradesh, Re sp. by ffs Chief Secretary, AP. Secretariat,
VelaganudiAmaravall, Guntur District.
2. The State of Andhra Pradesh, Rep.by #s Principal Secretary, Revenue
(Landds-]} Depariment A. Secretariat, Vala agapudiAmaravati, Guntur District.
3. The State of Andhra Fradesh, Rep by Hs Principal Secretary, Legal,
Legislative and Justice, Law Departnent AP. Secretarial, Velagapi ad
Amaravali Guntur District,
Respondents

Patition under Article 229 of the Constitution of India is fled praying thafin the
croumetances stated in the affidavit ic sd hee with, the High Court may be pleased
to Issue @ writ, order or @ direction, more padiou! arly one in the nature of WRIT OF

MANDAMUS declaring the Andhra Pr radesh Land Viling Act, 2082 (Act No 27 of
2023) @s uncerstidional bets ing viNative of Fundamental Rights Guaranteed AK der
Am 14. 19, 2] and aise property rights under Arf. 300-4 of the Constitution of India
besides lack of competence eS engecl such an Enactment and consequently to
tenigre the Act 27/2023 as unconstitutional,



iA NO: 1 OF 2023

Feliion under Section 151 CFO is fled praying that in the circumstances
Sialed in the affidavit fled in Suppert of the wrt petition, the mae Court may be
Disased fo grant stay of o operation of the Andhra Pradesh Land T ting Act, 2022 (Act
No.2? of 2023), pending disposal of the main writ petition and sass, Panci ng
disposal of WP No. 33764 of 2023. on the He of the High Court.

The petition corning on for hearing, upon perusing the Petifien and the
affidavit fied in suppert thereof and the earlier Grder of the High Court dated.
03.09 2024. made herein and upon hearing the argurnents of SRLG YASWANTH
GADE Advocate for the Petitioner and of SS Sriram, The Advacate General for
Respondents,

WAPUP.LLLNG: 2 OF 2024

Between:
indian Lawyers Association, Having its registered oes at 26-38-2174, 71th Lane,
ACT Agraharam, Guntur ~ 922004, Represented by its President G Santha Kumar
sie. GShowri Aged 59 years, Ayo 26- 27-216, Fathima Nagar. A.T Agraharam, Guntur
822004, Aadhar Card Number - 67474908 93205, Pan Card Number, AGYPG623
iD. PR 824048597 1, Email. santhakumar [email protected]
a Petitioner
AND
1. The State of Andhra Pradesh, Represented by its Chief Secretary, Building
14* Floor, Interim Governrnant Compl ex A.P Secretarial, Velagapudl, Guntur,
Andhra Pradesh Emall [email protected]

4. The State of Andhra Pradesh, Rep. by His Secretary io Government
Department of Lecal and esis lative Affgira and Justice Law Department,
A.P Secretariat, Velagapus

3. The Stafe of Andhra Pradesh, Represented by Hs Princinal Sec retary,

Derariment of Revenue, Sia amps and Registration, A.P Secretariat,
Velagapudi, Guntur, Andhra Pradesh

aoe Responenis

Petition under Article 236 of the Constitution of india is Hed praying that in the
circumstances staied in the affidavit Hled therawt th, the Hig gh » Court May be nle asec
fo issue a writ, order or direction more particularly in the nature of a Wr
Mandamus ¢ advor any other appropriate Writ(s) declaring the Andhra Pradesh Land
Fiting Act, 2082 (Ant 27 of 2023) as Hlegal, arbitrary, beyond the legislative
oO mpetence of the State and itt vires of Aricies 14, 21, 3004 of Constitution of
india and the provisions of Limitation Aad, indian Suceession Act, 1825 and
consequently to set aside the Andhra Pe radesh Land Titing Act, 2022 (Act, 27 of
2023},

iA NO 1 OF 2034

Petition under Sectian 151 CPC is fled praying that in the circumstances
Stated gi the affidavit fled in sur pport of the writ petitien, the ign Court may be
pleased fo suspend the provisions of the Andhra Pradesh Land Tiling Act, 2023 (Act


No. 27 of 26285), pending dismosal of the Writ Petition (Pil) No.2 of 2024, on the fie
ef the High Court,

The petilian caming on for hearing, upon POMISIAG re Pahion and the
aitidavit fied in support thereof and the earlier Order of the High Court dated,
S.01.2024, made herein and upon pearing the argume nts in SRG ARUN
SHOWRI G., Advocate for the Petitioner and of Sri.S. Sram, The Advocate General
far Respondanis.

WPUP LLONGr 3 OF 2024

Between:
The Berwada Bar Assapiation, Represented by iis Secretary, dannu Sridhar, Aged
about 47 years, Sfo Venkateswara Rao, Rio 39-10-37, Veterin nary Hospital Street,
near Netal Bridge, Labbinets, Viieyawada (Urban), Krishna, Andhra Pracdesh-
NeCD10 (PAN No. AGFEPJ4277M) Aadhar Card No. S72? S890 4188. Mobile
No QTQ4402 79937 Bank Account No S218t1S8584, State Bank of Inca, City Civi
Goaurt, Vdayawada Branch
... . Peiioner
AND
4. ine Siate of Andhra Pradas
nd Legisiatve Affairs, 4.F Sec
Py 'gdesh
é. The State of Andhra Pradesh, Rep. by its Principal Secretary, Oept, of
Revenue, A.P Seerstaral, Velaganud!, Guntur District, Amaravathi,
oa Respondents

sh, Princigal Secretary, Dept, of Law

}
setariat, Ve a gaudi, Guriur District, Andhra

ot

2 x
a
fa

oy
ed
we
a
e

%

Feldion under Article 236 af tha Constitution of india is fled graying thatin the
circumstances stated in the afficlavit fled therewith, the Hi igh Court may be pleagac!
to fesue @ Wri, Order or [Nrectic mn, Mars part iqularly ane in the nature oF & Writ of
Mandarnus declaring the Andhra Pradesh Land THh ing Act, 2022 (Pubtishad in AP
Gazefte on 17.10.2025} prom gated' Jegisiatad by the Respo andarnt No.d and

Orauegnt into operat jon vide GO Ms No.8 : Rey, Ol Lands. Gapt, dated OF. 11.2088
issued by the Respandarnt No. 3 as being Hiegal, arbitrary, iis vires, and in violation

"f OS

of Articles 14, ISE1Ng), SOGA of Gonsttutio TP of india and Conseque arly set asids the
Andhra Pradesh Land Tiling Act, 2024 (Fs red in AP Gazatie on TY 38. 2023} and
3.0.Ms.No.512, Rev. iLands- 4} Dapt, c dated OL 91.2028 Issued by the Respondents
Herein,

iA NG: 1 OF 2024

Petition under Section 157 OF js fled praying thet in the clrournstances
siated in the affidavit fled in support of the writ petition, the High Court may be
Heased fo susp vend Re operation of G.O.MeNoS12, Rev. (ands-) Dent.
OT.71.208S ipsued by Ras pond ent Nos, pen yang disposal of the WPRIPIL) NaS of
2028, on the fle of th :

i& NG: 2 OF 2028

Petition under Seotian 184 CPC s . led praying that in the circumstances
Stated in the affidavit fled in support of the writ petition, the Migh Count may be


pleased to suspend the operation of G.O.Ms N
29.12.2085 issued ny Responden mt No cS, pandi ng
, an the fle of the High Court,

2024,

aff

830, nevenne {Lands-l}, dated
isposal of tha WPYPIL) No.3 of

The petition coming on for hearing, upon perusi ng ine Petition and the

favit fled in "support t thereof and the earlier Order of the High Court datec

03.07.2024, made herein and upon hearing the argument is af SREN ASHWANI
KUMAR Advocate for the Petitioner and of SriS.SA ram, The Advocate Genera! for
Resrandents.

WRIT PETITION NO: 22 OF 2024

Behween:

3.

P3

oo

'D

a

CBS

1D

Gaddam Rajeswara Rao, Slo Madhusudhana Rao, Aged 58 years, nee
Goo Advocate, Member of the Berawacda Bar Association, Ex- Addl PP,
President of AP. State Public Prosecutors Welfare Association, Rio. Sth Flo
K.P. Highis. Indira Nayak Nagar, Muay sawada Town, Pin- 520018 NTR
Disinet (Present), (Old Krishna District), ALP.

Magulurl Hari Babu, Sfo Krishna Rao, 'Aged 8S years. Hindu, Occ Advocate,
Mamber of AP High Court Gar Association, R/o.D No. T-24/8, Hussain Neger
Near Anjaneya Swamy Temple Gurtur Town and Distrio! Pin-822402, A
Paruchurl Babli, Sfo Arjaneyulu, foes 5a years, Hindu, Occ. Advocate,
Member of Bar Association, Ongole, Ryo.Flat No. Ul Gupthas Lake View
Apartment, Kothapet, Ongole Town, Pin. 23001, Prakasam District, AP.
Yerramseily Malathi, Wo Janakiram, Aged S6 years, Hindu, GocAdvacate,
Member of Macanapatle Bar Association, Ex. Addi PLP. RYo D.No. 1-543-E,
Aminani Street, Medanapalle Town, Pin- 512735, (Old Ghittoor District,
Annmaiah District (Present, ALP.

Mallidi. Krishnaiah Naidu, Sfo Rangaiah Naidu, Aged G2 years, Hindu,
Dco:Advucate, Mamber of Chittoor Bar Association. Rio.D.No. 2a-Zasitt,
Mango Market Backside, Lawyers Colony, Kattamanchi, Chittoor Town, Fin
ipa nrittoor istrict, ALP.

Lingala Vasudeva Reddy, S/o Narasimha Reddy, Aged 80 years, Hindu,
QOecAdvacate, Member of Bar Association, Kadir, Ex- Addl, P. PL R¥o.D No,
4400-2, Saraswathi Nagar, near Saraswathi \ vidya Mandir, Hinduour Road,
Kadi Town, (Old Ananthapur District), Pin-5485917, Sn Sathya Sal Cystrict,
AP,

Shaik Rafi Malik, Sfo Sabian, naeds SY years, Muslim, Occ Advocate, Membe
of Nellore Sar Association, Ex. Addl, BP Ro.O.No, 23-1- G43, Rey mesh
Reddy Nagar, Nellore Town, SPSR Natlore ENstict, Fin- V2.4 008, AF

Sree Ram Rajleey Anand, Sfo Jaya Rao, Aged-S? years, Hindu, Occ-
Advocate, Member of Guntur Bar Assaciafion, Ex. PUP, Rio DLNe. 26-7-105,
NegeramPaiem, Beside K.K.R, Function Plaza, Near Catlecturata, Guntur
Yawn 868 ENstrot, Fin-522004, AP.

Ratla Kalidas, 8. Sfo Brahma Naidu, . \ged S8 years, Hindu, Qcco-Advacaie,
Member of Guntur Bar Association, "Ex. Adal BLP. Ryo.D.No 2. G0-5-7 80,
Venkata Krishna Apartment, 8/18 Brocipet, Guntur Town 86 (istrict, Pine

-ParavadaSimhachglam Naidu, Sfo Demudu Naidu, Aged 56 yeas. Hind,

OcaAdvocate, Member of Visakh lapaingm Bar Association, Ex, PP
Rio.D.Na, 147/5, Flat No. G F.4, V4 Jaya Prasanthi Paradise, CI Calory,


Rainagi HE calany, Qnp. Or. Re ama Rao, POM Palem, Ward-4, GYM
Vigakhapatnam Surat 8&6 District, Pin-S3d0a9, ALP.

Ti Vennela Eswara Ran, S/o Vennola "Tata, Agec-Oi years, Hindu,

Oca Advocate, Member of Gajuwaka Bar Association, Ex. Addl. BB

Rio.B.No. 6-80-25, Sa Sai Niayam, Behind Gaiuwaka Police : Station, Near

Sai Baba Temple, Dalla Sai Nagar, Gsiuwaka, Vizag-36, Vigakhapainam

District, ALP.

 Ramgalll Babitha, Wro Prathan

Member of Kadapa Rar Asso ;

Opposite A.P.S.ROC, Bus Stand, Kadaps Tawn, Fin. 5

Ciatrict, AP.

i3.Bethua Rama Kotaiah, So.Adinarayana, Aged 49 Years. Hindu.
ScoAdvocata, Member of Bar Association, Addanki, Réo fLNa. 3-69,
Pullavarigaiem Vitec natmagulurly Mandal, ahi Prakasam District},
Bapatia [istrict/PresanthS2sao3, AP

idjnabathina Subba Rao, 14 Sfo.Lakshmaiah Aged S8 Years Hired,
QecAdvarate, Mamber of Bar Assacialion, Ongel @, Rio. B. No. "24-4 149,
Gaddaigguniapaiam, C OGngole Town, Prakasam District 823004, AP.

15. Sayimpu Venkata Malikhariuna Rao, S'o Rama Chancraish. Aged ao Years,
Hirelu QecouAdvacatea, Member of Bar Assoc ton, Gnaole, Rye lat Noa. TO,

2 floor, BR Residency, Raiesy Nagar, Cngole Town 523001, Prekasam

Distriat, ALP.

UB

Raddy, Aged-49 years, Hindu, Gee: Advorate,
lation, Rio Flat Na. 308, Jaya Padma rowel Ss,
7
3

a
002, Y.S.R Radana

oe

hog

FPetioners
AND

1. The State of Andhra Pradesh, Rep. by ts Chief § secretary, AF Secretariat,
. Velagapuci Amaravati, Guniur District, Andhra Pradesh,

2. The State of Andhra Pradesh Rerby fe Prncigal Sac cratary, Revenue
iLands-!} Department 4.P. Secretariat, Velaganpud? Amaravall, Guntur District,

Andhra Pradesh.

The State of Angee _ Prades B, Rep by

Legisiative and Justice, Law Dep ariment

Amaravali Guntur (istrict, Andhs a Pradesh

4. The Stale of Andhra Pradesh, Rep. by is apecial Chief Serretary fo

Government, Revenue Deparim S, necreten lat Buildings, Velagapud! Village,

Thullur Manclal, Amaravati, Guntur Distriet, Andhra Pradesh.

The Union of India, Ke ep. ee Pri mpl Secretary, Oepariment of Law, Justice

and Legisietive Affairs ay ing, Delhi Secretarial, Players Bus iding,

LP Estate, New Dethi,

ose

Seorstary Legal,
etaal, Velagaoud

Re

peas

Respondents

Pebtion under Article 256 of the Constifutian of india ig fled praying that in fhe
crouitistances stated in the affidavi Hed therewith, the High Court may be oleased
iO Resue @ writ, arder or a direction, more sanicularly ane in the hewn oF WAIT OF
MANDAMUS declaring the Andhra Pradesh Titling Act, 202 fAct Na 2? of

ees
ite é

2023) and also AP. Gavetfe Notfination

; Revenue (Lands- Ny,
the ct Ope of the | egis iSlalive

dL2b-12-2023 issued by the 4th Respond Syon

sompetence of the State, provided to ii under Entries 18, 45. Lis 'ee Sc hadutl ube VN oof
the Conetitufion of india, Wiira vires anc urconetifuflon al be ing violative of
Fundarniental R one © "eras ead un inder Anicias 14, 19, 21, 248, 35 ess, 254 ¢ ane

aiso property rights under Article 300-4 of the Constitution of India besides lack


campetance to enact such an Enaniment and consequently to muy the effect of the
Said Act and also against ta the quidelines of the Honble Supreme Court of India,
without follawing the srocess of Law. as arbitrary, legal, uniust and against to
principles of natural justice, consequently to set aside those proceedings and to
consequently direct the Respondents not to imolanent the Andhra Pradesh Land
Ting Act, 2022 (Act No.2? of 2022) and alse AP. Gazette Notification in
G.O.Ms.No. 80, Revenue t(Lands-]}, dt. 39-12-2023.

IANO: 1 OF 2024

Petition under Section 1871 CPC is fled praying that in the circumstanoss
stated in the affidavit Med In support of the writ petition, the High Gourl may be
Heased fo grant stay of operation of the Andhra Pradesh Land Titling Act, 2022 (Act
No.2? of 2023) and also A.P. Gazette Notification in G.O.Ms. No. 630, Revenus
{Lands- )), dt. 29-12-2023 issued by the <° Respondent, pending dissosal of the Writ
Petition No.22 of 2024. on the file of the High Court,

iA NO: 2 OF 2624

Patiion under Section 154 CPC is filed praying that in the circummtances
sigied in the affidavit fled in support of the writ petition, the High Court may be
pleased to direct the Learned Civil Courts below not fo refurn the Suits invelving the
dispules over immovable properties, to reosive and number the suis ag per
procedural law, by suspending the operation of the Andhra Pradesh Land Tithing Act,
abe (Act No.2? af 2023), pending disposal of the Writ Petifion No.22 of 2024, on the
Ne of the High Court.

The petition coming on for hearing, upon perusing the Petition and the
afidavit Hed in support thereof and the earlier Order of the Moh Court dated.
U3. 2024, made herein and upon hearing the argurnenis of SRLS SIVA RAMA
KRISHNA PRASAD and of Sr.S.Sriram, The Advocate General for Respondent
Nos. 1 to 4 and Deputy Solicitar General for Respondent No.5.

WRIT PETITION NO: 23 OF 20234

Between:

1. The Narasaracpet Bar Assaciation, (Regd. No.88/86), Cour Complex,
Narasaraopet Town, Pin-522601, Painadu District (Praesent) (Old Guntur
District), AP. Ren. by its Secrefary, Abburl Yedukondalu, Sfo Peraiah, Aged
4? years, Hindu, Gcc- Advocate, Ric. O.No. 4-488, Ramaalayam Bazar,
Gundepalli Vilage, jpur Mandal, Pin-S22658, Painadu District (Present), (Old
Guntur District, AP,

The Sar Association, Gurazaia, (Regd. No. 189/90), Court Complex, Gurazais
Town, Pin-S22415, Painadu Chetrict (Present) (Old Guntur District}, AP.
Rep by its General Secretary, Kota Srinivasa Raa, Slo Ranga Raa, Aged 42
years, Hindu, Oce- Advocate, Ryo Flat No. 499. 4° floor, Sal Nivas
Apartments, Gurazala Town & Mandal Pin-Se2418, Painadu District
{Present}, (Old Guntur District, AP.

The Bar Association, Addanki, Court Complex, Addanki Town, Fin-S23204,
Sapaila District (Frasent}, (Old Prakasarn Distr ch, ALP, Rep. by its President,
Murakonda Chandra Sekhar, S/o. VeeraRaghavalah, Aged 51 years, Hindu,

x

Sas


EN

Goc- Advocate, Rio. D. No. 7-934, Chakall Palem, Addanki Town and, Mendal
Bapatia Cnsirict (Present), (Nd Prakasam Distr CY, ALP.
Petitioners

AND

The State of Andhra Pradesh, Rep. by jis Chief Secretary, AP Secretarial,

Velagapud! Amaravati, Guntur Distr ot, one Pradesh.

The Stete of Andhra Pradesh, Rep. by iis Principal secretary Revenue (Lands-

 Denariment AP. Secretariat, Velagapud Amaravall, Guntur District,

Andhra Pradesh.

3. The State of Andhra Pradesh, Rep by is Principal Secretary Legsl,
Legisiatve and Jusfice, Law Oenartrnent AP. Secretariat, Velagagy i,
Armeravatl Guntur District, Andhra Sractesh.

#4. The State of Andhra Pradesh, Rep. oy us Special Chief Secretary to
Government, Revenue Department, Secretariat Buildings, Velagapudl Vilage,
Yhulity Mandal, Amaravati, Guntur Dist ric » Andhra Pradesh.

S. The Union of india, Rep. by Prdneipal Secretary, Department of Law, Justice
and Legislative Affgirs, 8" Level, C-Wing, "Del hi Secretariat, Players Build ing.
LF Estate, New Dethi, 770002.

fs

Respondents

Petition under Anticia 226 of the Constitution of India is filed praying that in the
Cire cumstances Slated in the aff Havit fed therewith, the H igh Court may be sleased
ip issue a wri, order ar a direction, more particularly one in the neture 'of WRIT
MANDAMUS ie claring the Andhra Pradesh Land Titing Act 2022 (Act Ne. 2? 1
2023) and also AP. Garatte Not cahon im Gu Ms. No. G30, Revenue fLands-)),
dh.28-12-2023 issued by the 4° Respondent as beyond Q the scope of the fagis sitive
somipefence of the Slate, presided to § under enue' 48, $5, List H. Schedude Vii of
fhe Constitution of india, Litre vires and unconstiution al being volatve of
rundamental Rights Guaranteed under Aricles i. 19. 21, 348, S51, 252, 354 ane
aisc gropery nights under 4 Article ¢ 300- A of the Constitution of India bee idea lack o
compelence fo enact such an Enactment and consequently to nulllly the effect of the
said Act and also against | fo the guidelines of the Hor'ble Supreme Court of indis,
without following the process of Law, as arbitrary, Hegal, u uyust anc against to
mrincipies of natural justice, con wsaquaeniiy in set aside 2 those orocesdings and to
consequent! y " rent the Respondents not fo immlemvent the Andhra Pracash ane
Tiling Act S082 (Act No.2? of ve and aisc AP. Garetie Notification in
&.O.Ms. Noa 8 530, Revenue (Lands- 8-12-2023

t Peres,

%
ween,
ead
* y
dinky
vete
+
f
re

i& NOo 1 OF 2624

Patiion under Section 151 CPC is fled pra
Slated in the aficavil Fded in support af the writ p g
meased to grant stay of operation of the Andhra Pradesh Land 7 fing Act, 2022 {4
Noe? of a) and aso AP Gazette Noffication in GO MMs. 'No S20, Reve nue
{Lands- 1}, di. 29-12-2083 Is issued by the 4"'Ressondent, pending disnnssl of the main
Vn Petition 'No. 2 23 of 2024, on the Me of the High Court,

ying that in the circumstances
oxstif on, the / gh Court may be

IA NO: 2 OF 2024

Petition under Section 187 CPC is Med praying that in the circumstances
stafed in the affidavit filect In oupoer of the writ petition, the High Court may be


Hlaased fo direct the Learned Civil Courts below not to return the Suits involving the
ci ispules over immovable properties, to receive and number the suils as per
procedural law, by Suspend ng the operation of the Andhra Pradesh Land TiHtting Act
2022 GAct No.2? of 2023), pending disposal of ihe Writ Petition No.23 of 2024, on whe
fe of the High Court,

The petition coming on for hearing, UPON | perusing the Pekhon and the
atidavit Hed in support thereof and the sarier Order of fhe High Court dated,
3,07 2024, made her ein and upon hearing the arguments of SRLS. SIVA RAMA
KRISHNA PRASAD ami of SiS.Saram, The Advocate General for Respondent
Nas.? fo 4 and Deputy Solicitor General for Respondent No.8, the Court made the
following =

ORDER:

Mr. &. Chidambaram, learned Senior Counsel, Mr. ¥Y. Bais, Mr. G. Yaawanth, Mr. G. Arun Showrl, Mr. $.5. Rarna Krishna Prasad, learned counsel, appear for the petitioners. Learned Government Pleader for GAD appears for the respondents ~ State.

Heard learned counsel for the parties. Counter-affidavill has not bean fled. Learned counsel for the respondents pray for granting four weeks' time for fling counter-affidavit. Learned counsel for the petitioners stated that notwithstanding the fact that a statement had been made by the learned Advocate General on 63.04, 2024 that the machinery provisions of the Land THing Act have nat yet come into oneratian, yet an apprehension iS expressed that there was every possiblity that the impugned Act would be implemented in the interregnum and before the next date of hearing Axed by the Court. Learmed counsel for the respondents, on the other hand, stated that the apprehension expressed by the petiianers was without any basis and according to their instructions, the stakehoiders would be consulted before implementing the provisions of the Mmpugqned Act, which, it was stated, was ar future, not happening anywhere in then Se that as H may, mW case the raspondents take any steps towards implementation of the provisions of the impugned Act, if would be open to the petitioners to approach this Court in those circumstances. List on 86.03 2024.

interim order granied earlier sha 3 i continue to operate TH the naxt date of hearing, Sc-P VENKATA RAMANA JCHNT REGISTRAR ATRUE COPYN fhe 8S SECTION OFFICER coed & One OO te SREM RACHA 8KR PAVARTRY, Advacaie fOPUC Two CCs to GP for Stars Ragisiation High Court of "Anetra Pradesh. fOUT] Two OCs to GP for Rew Two COs fe GP For bi i Law, % wo O » Gourt of Andhra a Pradesh. HOUT) af Andhra Pradesh. (OUT) Two C&s t £ igh Court of Andhra Pradesh [QUT] One Cl to Sr ¥. Ba 13) H wAdwoCate, SORUCD One HC to Sri Madhava Rao Nalhun, Advocate, (OPUC} One OC to or GB. Yas swanth, One GO b Y One Co to Sri SS. Rama Kris : fe, (OP LIC ne CC to Deouly Saictar General, High Court of AP YOPU C3 _ Tw Spare COMES reed) " a Ae S eA SVE FOSS ii 2% weet is) a cB.

"ey, a Ea oe ", o> £3 2 a & 9 i ae wd woe ands nde ELS TR mE OF ON Be OS So woh Pa eke Gy OM :
a HIGH COURT HC. SRR DATED OF 02.2024, NOTE: LIST ON 06.03. 2024. GRDER WLRLURIL) Nos: 218, 278 OF 2023, WE. No 33783 of 2023, WRIPH Nos. 2 & 3 of 2024 and W.P.Nos.23 & 23 of 2024 INTERIM ORDER EXTENDED AEMONN
-- SN.
Se » my