Andhra Pradesh High Court - Amravati
20-20/ vs Dated..09/01 /2025 on 9 January, 2025
lN THE HIGH COURT OJF ANDHRA PRADESH AT AMAR
(SPECIAL ORIGINAL JURISDICTION)
THURSDAY, THE NINTH DAY OF JANUARY,
TWO THOUSAND AND TWENTY FIVE
:PRESENT:
HONOURABLE SMT JUSTICE V.SUJATHA
w.p. Nos.15026,16982,17008,17009,17011,17023119744,19745,197461
19751,19752,19753,19755119756119767,19798,19801,19873,19878,
19881,19950,19959,19960 of 2024
WRIT PETITION NO: 15026 OF 2024
Between:
M/s. Hayagreeva Farms and Developers, A registered Partnership firm under
the provisions of Indian Partnership Act,1932, Having its Office at Door.No.6-
20-20/1, Flat.No.502, 4th FIoor, Sukshetra -East Point, East Point Colony,
visakhapatnam- 530017, Rep. by the Power of Attorney/ Agent
G.Venkateswara Rao, Aged 44 years, S/o. G. Janardhana Rao,
...Petitioner
AND
1. The State ofAndhra Pradesh, Rep. by its Prl.Secy, Department of MA &
uD, Secretariat, Velagapudi, Amaravati, Guntur District.
2. The Greater Vishakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by its Commissioner.
3. Vishakhapatnam Metropolitan Region Development, Authority
visakhapatnam, Rep by Metropolitan Commissioner
4. The State of Andhra Pradesh, Rep. by its Prl.Secy, Department of
Revenue, Secretariat, Velagapudi, Amaravati, Guntur District
5. The District Collector of Visakhapatnam, Visakhapatnam.
6. The Revenue Divisional Officer,Bheemunipatnam, Visakhapatnam
7. The Tahsildar,Visakhapatnam Rural, V'lsakhapatnam
8. Ch. Jagadeeswarudu, s/o Rama Rao, Aged about 64 years,
Occ:Business, R/o D.No.2-349/1, Krishna Poultries, old Dairy Farm,
Adarsh Nagar, Visakhapatnam
...Respondents
Petition under Article 226 of the Constitution of India is filed praying that
in the circumstances stated in the affidavit filed therewith, the Hl'gh Court may
be pleased to issue an appropriate writ or order or direction more particularly
in the nature of Writ of Mandamus declaring the action of the Respondents
more particularly the action of more particularly the action of Respondent No.2
herein in issuing proceedings vide B.A.NO.1086/3960/B/ZlrvDA/2021 (e-
offlce-299800) dated 06.07.2024 (Served upon the Petitioner on ll.07.2024)
by which the Building permission granted to the petitioner is kept in abeyance
and further directing the Petitioner to stop the work and not to proceed with
any further construction activity as being illegal, arbitrary, unjust, without
jurisdiction, violative of Principles of Natural Justice, violative of the provisions
of the Greater Hyderabad Municipal Corporation Act,1955, Contrary to the
Order Dt. 14.03.2022 of this Hon'ble Court in W.P.No.6394 of 2022, and
violative of Articles 14, 21 and 300A of the Constitution of India and
Consequently, set aside the proceedings vide B.A.No.1086/3960/B/ZIA
DA/2021 (e-office-299800) dated 06.07.2024 (Served upon the Petitioner on
ll.07.2024) issued by the Respondent No.2;
lANO: 1 OF2024:
_ __
Petition under Section 151 of CPC is filed praying that inthe
circumstances stated in the affidavit filed in support of the writ petition, the
High Court may be pleased to suspend the operation of proceedl'ngs vide
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office- 299800) dated 06.07.2024
(Served upon the Petitioner on ll.07.2024) issued by Respondent No.2,
pending disposal of WP.No.15026 of 2024, on the file of the High Court.
IANO: 2OF2024:
Petition under Section 151 of CPC is filed praying that inthe
circumstances stated in the affidavit filed in support of the writ petition, the
High Court may be pleased to Direct the Respondents not to interfere with
construction activity being undertaken by the Petitioner in schedule property
admeasuring an extent of Ac.12.51 cents in Sy.No.92/3 of Endada VIllage,
Vlsakhapatnam Rural Mandal, VIsakhapatnam District, pending disposal of
WP.No.15026 of 2024, on the file of the High Court.
The petition coming on for hearing, upon perusing the PetI'tiOn and the
affidavit filed in support thereof and the order of the High Court order dated
26.07.2024I 01.08.2024108.08.2024122.08.2024, 12.09.2024121.10.20241
14.ll.2024, 28.ll.2024,12.12.2024 & 03.01.2025 made herein and upon
hearing the arguments of Sri Ajay Kumar Kanaparthi, Advocate for the
Petitioner and GP for Municipal Administration & Urban Developmentfor the
Respondent No.1 and Sri K.Madhava Reddy, Standing Couhsel for the
Respondent No.2 and Sri V.SuryaKiran, Standing Counsel for the Respondent
No.3 and GP for Revenue for the Respondent Nos.4 to 7.
WRIT PETITION NO: 16982 OF 2024
Betwee n :
Javvadi Gopala Krishna Murthy, S/o Late Sri J Krishna Rao, Aged about 66
years R/o PIot No.18, Justice Colony, Road No.10, Banjara Hills, Hyderabad-
500034.
Petitioner
AND
1. The State of A.P., Rep. by its Prl.Secy.Department of MA& UD,
Secretariat.Velagapudi, Amaravati, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by its Commissioner.
3. M/s.Hayagreeva Farms and Developers, Door.No.6-20-20/1,
Flat.No.502, 4th Floor, Sukshetra East Point, East Point Colony,
Visakhapatnam-530017. Rep by its Managing Partner
4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Business. R/o D.No.2-349/1, Krishna Poultries, old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
Respondents
Petition under Article 226 of the Constitution of India is filed praying that
in the circumstances stated jn the affidavit filed therewith, the High Court may
be pleased to issue an appropriate Writ or order or direction more particularly
in the nature of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
vide B .A No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024
keeping the Building permission gra\nted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not to proceed
with any further construction activity solely because of the civil disputes
pending between the Respondent Nos.3& 4 as being illegal, arbitrary, unjust,
violative of Principles of Natural Justice, violative of the provisions of the
Greater Hyderabad Municipal Corporation Act,1955 and violative of Articles
14, 21 and 300A of the Constitution of India and Consequently set aside the
proceedings vide B.A.No.1086/3960/B/ZlrvDAI2021 (e-office-299800) dated
06.07.2024 issued by the Respondent No.2.
IANO: 1 OF2024:
Petition under Section 151 of CPC is filed praying that in the
circumstances stated in the affidavit filed in support of the petition, the High
Court may be pleased to suspend the operation of proceedings vide
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by Respondent No.2, Pending disposal of WP 16982 of 2024, 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 dated
28.ll.2024,12.12.2024 & 03.01.2025 made herein and upon hearing the
arguments of SRI KALEPU YASHWANTH, Advocate for the Petitioner and of
GP MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.1 and of
SRI J.DILEEP KUMAR, Advocate for the Respondent No.2 and of SRI
SRINIVAS RAO BODDULURl, Advocate for the Respondent Nos.3 & 4.
WRIT PETITION NO: 17008 OF 2024
Betwee n :
Mullapudi Anasuya, W/o Mu'llapudi Venkata Rao, Aged about 78 years R/o H
No 220, 1st Ward, Near Cinema Hall Center, Jangareddygudem Mandal,
Lakkavaram, West Godavari-534451.
Petitioner
AND
1. The State of A.P., Rep. by its PrI.Secy.Department of MA& UD,
Secretariat.Velagapudi, Amaravati, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by its Commissioner.
3. M/s.Hayagreeva Farms and Developers, Door.No.6-20-20/1,
Flat.No.502, 4th Floor, Sukshetra East Point, East Point Colony,
Visakhapatnam-530017. Rep by its Managing Partner
4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Business. R/o D.No.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
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 an appropriate Writ or order or direction more particularly
in the nattire of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
vide B.A No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not to proceed
with any further construction activity solely because of the civil disputes
pending between the Respondent Nos.3& 4 as being illegal, arbitrary, unjust,
violative of Princl'ples of Natural Justice, violative of the provisions of the
Greater Hyderabad Municipal Corporation Act,1955 and violative of Articles
14, 21 and 300A of the Constitution of India and Consequently set aside the
proceedings vide B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated
06.07.2024 issued by the Respondent No.2.
lANO: 1 OF2024:
Petition under Section 151 of CPC is filed praying that in the
circumstances stated in the affidavit filed in support of the petitl'on, the High
Court may be pleased to suspend the operatl-on of proceedings vide
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by Respondent No.2, Pending dI'SPOSal Of WP 17008 of 2024, 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 dated
28.ll.2024,12.12.2024 & 03.01.2025 made herein and upon hearing the
arguments ofSRI KALEPU YASHWANTH, Advocate for the Petitioner and of
GP MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.1 and of
SRI J.DILEEP KUMAR, Advocate for the Respondent No.2 and of SRI
SRINIVAS RAO BODDULURl, Advocate for the Respondent Nos.3 & 4.
WRIT PETITION NO: 17009 OF 2024
Betwee n :
Kuchipudi Satyanarayana, S/o Ramarao, Aged about 62 years R/o D No 257,
Tanuku Mandalam, Maddapuram, West Godavari-534146.
Petitioner
AND
1. The State of A.P., Rep. by its PrI.Secy.Department of MA& UD,
Secretariat.Velagapudi, Amaravati, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by its Commissioner.
3. M/s.Hayagreeva Farms and Developers, Door.No.6-20-20/1,
FIat.No.502, 4thFloor, Sukshetra East Point, East Point Colony,
Visakhapatnam-530017. Rep by its Managing Partner
4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Business. R/o D.No.2-349/1, Krishna Poultries, old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
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 an appropriate Writ or order or direction more particularly
in the nature of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
vide B .A No.1086/3960/B/ZlrvDAI2021 (e-office-299800) dated 06.07.2024
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondentt No.3 to stop the work and not to proceed
with any further construction activity solely because of the civil disputes
pending between the Respondent Nos.3& 4 as being illegal, arbitrary, unjust,
violative of principles of Natural Justice, violative of the provisions of the
Greater Hyderabad Municipal Corporation Act,1955 and violative of Articles
14, 21 and 300A of the Constitution of India and Consequently set aside the
proceedings vide B.A.No.1086/3960/B/Z1/YDA/2021 (e-office-299800) dated
06.07.2024 issued by the Respondent No.2.
IANO: 1 OF2024:,
Petition under Section 151 of CPC is filed praying that in the
circumstances stated in the affidavit filed in support of the petition, the High
Court may be pleased to suspend the operation of proceedings vide
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by Respondent No.2, Pending disposal of WP 17009 of 2024, 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 dated
28.ll.2024,12.12.2024 & 03.01.2025 made herein and upon hearing the
arguments of SRI KALEPU YASHWANTH, Advocate for the Petitioner and of
GP MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.1 and of
SRI J.DILEEP KUMAR, Advocate for the Respondent No.2 and of SRI
SRINIVAS RAO BODDULURl, Advocate for the Respondent Nos.3 & 4.
WRIT PETITION NO: 17011 OF 2024
Betwee n :
Lavudya Rambai, W/o Sri Ramulu, Aged about 67 years R/o H No 7156,
Pandurangapuram, Khammam-507001.
...Petitioner
AND
1. The State of A.P., Rep. by its Prl.Secy.Department of MA& UD,
Secretariat.Velagapudi, Amaravati, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by its Commissioner.
3. M/s.Hayagreeva Farms and Developers, Door.No.6-20-20/1,
Flat.No.502, 4th Floor, Sukshetra East Point, East Point Colony,
Visakhapatnam-530017. Rep by its Managing Partner
4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Business. R/o D.No.2-349/1, Krishna Poultries, old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
...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 an appropriate Writ or order or direction more particularly
in the nature of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
vide B .A No.1086/3960/B/ZlrvDAI2021 (e-office-299800) d;ted 06.07.2024
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not to proceed
with any further construction activity solely because of the civil disputes
pending between the Respondent Nos.3& 4 as being illegal, arbitrary, unjust,
violative of Principles of Natural Justice, violative of the provisions of the
Greater Hyderabad Municipal Corporation Act,1955 and violative of Articles
14, 21 and 300A of the Constitution of India and Consequently set aside the
proceedings vide B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated
06.07.2024 issued by the Respondent No.2.
lANO: 1 OF2024:
Petition under Section 151 of CPC is filed praying that in the
circumstances stated in the affidavit filed in support of the pet'ltion, the High
Court may be pleased to suspend the operation of proceedings Vide
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by Respondent No.2, Pending disposal of WP 17011 of 2024, on the file of the
H'lgh Court.
The petition coming on for hearing, upon perusl'ng the Petition and the
affidavit filed in support thereof and the order of the High Court dated
28.ll.2024,12.12.2024 & 03.01.2025 made herein and upon hearing the
arguments of SRI KALEPU YASHWANTH, Advocate for the Petitioner and of
GP MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.1 and of
SRI J.DILEEP KUMAR, Advocate for the Respondent No.2 and of SRI
SRINIVAS RAO BODDULURl, Advocate for the Respondent Nos.3 & 4.
WRIT PETITION NO: 17023 OF 2024
Between :
Ainampudi Nageswara Rao, S/o Ayyanna, Aged about 68 years,
R/o.H.No.71409, Koyavaripalem, Enamadala, Guntur-522019.
...Petitioner
AND
1. The State of A.P., Rep. by its Prl.Secy.Department of MA& UD,
Secretariat.Velagapudi, Amaravati, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by its Commissioner.
3. M/s.Hayagreeva Farms and Developers, Door.No.6-20-20/1,
Flat.No.502, 4thFIoor, Sukshetra East Point, East Point Colony,
Visakhapatnam-530017. Rep by its Managing Partner
4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Business. R/o D.No.2-349/1, Krishna Poultries, old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
...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 an appropriate Writ or order or direction more particularly
in the nature of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
vide B .A No.1086/3960/B/Z1/YDA/2021 (e-office-299800) dated 06.07.2024
keeping the Building permission granted to the Respondent No.3 I-n abeyance
and further d-lrecting the Respondent No.3 to stop the work and not to proceed
with any further construction activity solely because of the civil disputes
pending between the Respondent Nos.3& 4 as being illegal, arbitrary, unjust,
violative of Principles of Natural Justice, violative of the provisions of the
Greater Hyderabad Municipal Corporation Act,1955 and violative of Articles
14, 21 and 300A of the Constitution of India and Consequently set aside the
proceedings vide B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated
06.07.2024 issued by the Respondent No.2.
IANO: 1 OF2024:
Petition under Section 151 of CPC is filed praying that in the
circumstances stated in the affidavit filed in support of the petition, the High
Court may be pleased to suspend the operation of proceedings vide
B.A.No.1086/3960/B/ZlrvDA/2021 (6-office-299800) dated 06.07.2024 issued
by Respondent No.2, Pending dis`posal of WP 17023 of 2024, 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 dated
28.ll.2024,12.12.2024 & 03.01.2025 made herein and upon hearing the
arguments of SRI KALEPU YASHWANTH, Advocate for the Petitioner and of
GP MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.1 and of
SRI J.DILEEP KUMAR, Advocate for the Respondent No.2 and of SRI
SRINIVAS RAO BODDULURl, Advocate for the Respondent Nos.3 & 4.
WRIT PETITION NO: 19744 OF 2024
Betwee n :
vallabhaneni satyanarayana, s/o subba Rao, Aged about 69 years, R/o Door
No 4133, Korumamidi, NidadavoluJ West Godavari-534305.
Petitioner
AND
1. The State of A.P., Rep. by its Prl.Secy.Department of MA& UD,
Secretariat.Velagapudi, Amaravati, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by its Commissioner.
3. M/s.Hayagreeva Farms and Developers, Door.No.6-20-20/1,
FIat.No.502, 4thFloor, Sukshetra East Point, East Point Colony,
Visakhapatnam-530017.Rep by its Managing Partner.
4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Business. R/o D.No.2-349/1, Krl'shna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
Respondents
Petition under Article 226 of the Constitution of India is filed praying that
in the circumstances stated in the affildaVit filed thereWith, the High Court may
be pleased to issue an appropriate Writ or order or direction more particularly
in the nature of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
vide B .A No.1086/3960/B/ZlrvDAI2021 (e-office-299800) dated 06.07.2024
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not to proceed
with any further construction activity solely because of the civil disputes
pending between the Respondent No.3 and Respondent No.4 as being illegal,
arbitrary, unjust, violative of Principles of Natural Justice, violative of the
provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and
violative of Articles 14, 21 and 300A of the Constitution of India and
Consequently set aside the proceedings vide
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by the Respondent No.2.
IANO: 1 OF2024:
Petition under Section 151 of CPC is filed praying that in the
circumstances stated in the affidavit filed in support of the petition, the High
Court may be pleased to suspend the operation of proceedings vide
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by Re-spondent No.2, Pending disposal of WP 19744 of 2024, 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 earlier Order of the High Court
dt.28.ll.2024,12.12.2024 & 03.01.2025 made herein and upon hearing the
arguments ofSRI KALEPU YASHWANTH, Advocate for the Petitioner and of
GP MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.1 and of
SRI J.DILEEP KUMAR, Standing Counsel for the Respondent No.2.
WRIT PETITION NO: 19745 OF 2024
Between :
Pilla Narasingarao, S/o Pilla Bangarayya, Aged about 63 years R/o Door No
520, PM Palem, Chandrampalem, Pothinamallayapalem, Visakhapatnam-
53OO41.
Petitioner
AND
1. The State of A.P., Rep. by its PrI.Secy,Department of MA& UD,
Secretariat.Velagapudi, Amaravati, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by its Commissioner.
3, M/s.Hayagreeva Farms and Developers, Door.No.6-20-20/1,
FIat.No.502, 4thFloor, Sukshetra East Point, East Point Colony,
Visakhapatnam-530017. Rep by its Managing Partner
4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Business. R/o D.No.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
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 an appropriate Writ or order or direction more particularly
in the nature of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
vide B .A No.1086/3960/B/ZlrvDAI2021 (e-office-299800) dated 06.07.2024
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not to proceed
with any further construction activity solely because of the civil disputes
pending between the Respondent No.3 and Respondent No.4 as being illegal,
arbitrary, unjust, violative of Principles of Natural Justice, violative of the
provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and
violative of Articles 14, 21 and 300A of the Constitution of India and
Consequently set aside the proceedings vide
B.A.No.1 O86/3960/B/ZlrvDA/2021 (e-offllce-299800) dated 06.07.2024 issued
by the Respondent No.2.
lANO: 1 OF2024:
Petition under Section 151 of CPC is filed praying that in the
circumstances stated in the affidavit filed in support of the petition, the High
Court may be pleased to suspend the operation Of Proceedings Vide
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by Respondent No.2, Pending disposal of WP 19745 of 2024, 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 dated
28.ll,2024,12.12.2024 & 03.01.2025 made herein and upon hearing the
arguments of Ms. Kalepu Yashwanth, Advocate for the Petitioner and of GP
MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.1 and of SRI
J.DILEEP KUMAR, Advocate for the Respondent No.2 and of SRI SRINIVAS
RAO BODDULURl, Advocate for the Respondent Nos.3 & 4.
WRIT PETITION NO: 19746 OF 2024
Between :
Abbina Hanumantha Rao, S/o Abbina Subba Rao, Aged about 64 years R/o
Door No.2146, Near Water Tank, Sangayagudem, Devarapalli Mandal West
Godavari-534313.
...Petitioner
AND
1. The State of A.P., Rep. by its Prl.Secy.Department of MA& UD,
Secretariat.Velagapudi, Amaravati, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by its Commissioner.
3. M/s.Hayagreeva Farms and Developers, Door.No.6-20-20/1,
Flat.No.502, 4th Floor, Sukshetra East Point, East Point Colony,
Visakhapatnam-530017.Rep by its Managing Partner.
4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Business. R/o D.No.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
...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 an appropriate Writ or order or direction more particularly
in the nature of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
vide B .A No.1086/3960/B/ZlrvDAI2021 (e-office-299800) dated 06.07.2024
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not to proceed
wl-th any further construction activity solely because of the civil disputes
pending between the Respondent No.3 and Respondent No.4 as being illegal,
arbitrary, unjust, violative of Principles of Natural Justice, violative of the
provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and
violative of Articles 14, 21 and 300A of the Constitution of India and
Consequently set aside the proceedings vide
B.A.No.1086/3960/B/ZlrvDAI2021 (e-office-299800) dated 06.07.2024 issued
by the Respondent No.2.
IA NO: 1 OF2024:
Petition under SectI'On 151 of CPC is filed praying that in the
circumstances stated jn the affidavit filed in support of the petition, the High
Court may be pleased to suspend the operation of proceedings vide
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by Respondent No.2, Pending disposal of WP 19746 of 2024, 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 dated
28.ll.2O24,12.12.2024 & 03.01.2025 made herein and upon hearing the
arguments of Sri Kalepu Yashwanth, Advocate, Advocate for the Petitioner
and of GP MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.1
and of Sri J.Dileep Kumar, Standing Counsel for the Respondent No.2 and of
sri Bodduluri Srinivas Rao, Advocate for the Respondent Nos.3 & 4.
WRIT PETITION NO: 19751 OF 2024
Between :
Vallabhani Bujjiraju, S/o Subbanna, Aged about 72 years R/o H.No.538,
Vedullakunta, Gopalpuram Mandal, West Godavari-534316.
Petitioner
AND
1. The State of A.P., Rep. by its Prl.Secy.Department of MA& UD,
Secretariat.Velagapudi, Amaravati, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by its Commissioner.
3. M/s.Hayagreeva Farms and Developers, Door.No.6-20-20/1,
Flat.No.502, 4thFIoor, Sukshetra East Point, East Point Colony,
Visakhapatnam-530017. Rep'by its Managing Partner
4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Business. R/o D.No.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
Respondents
Petition under Article 226 of the Constitution of India is filed praying that
in the circumstances stated I-n the affidavit filed thereWith, the High Court may
be pleased to issue an appropriate Writ or order or direction more particularly
in the nature of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
vide B .A No.1086/3960/B/ZlrvDAI2021 (e-office-299800) dated 06.07.2024
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not to proceed
with any further construction activity solely because of the civil disputes
pending between the Respondent No.3 and Respondent No.4 as being illegal,
arbitrary, unjust, violative of Principles of Natural Justice, violative of the
provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and
violative of Articles 14, 21 and 300A of the Constitution of India and
Consequently set aside the proceedings vide
B.A.No.1086/3960/B/Z1/YDA/2021 (e-office-299800) dated 06.07.2O24 issued
by the Respondent No.2.
lANO: 1 OF2024:
__ _ _ _
Petition under Section 151 of CPC is filed praying that in the
circumstances stated in the affidavit filed I'n Support Of the Petition, the High
Court may be pleased to suspend the operation of proceedings vide
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by Respondent No.2, Pending disposal of WP 19751 of 2024, 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 earlier order of the High Court
dt.28.ll.2024,12.12.2024 & 03.01.2025 made herein and upon hearing the
arguments of SRI KALEPU YASHWANTH, Advocate for the Petitioner and of
GP MUNCIPAL ADMN AND URBA-N DEV AP for the Respondent No.1 and of
SRI J.DILEEP KUMAR, Advocate for the Respondent No.2 and of SRI
BODDULURI SRINIVAS RAO, Advocate for the Respondent Nos.3 & 4.
WRIT PETITION NO: 19752 OF 2024
Betwee n :
Gadde Lakshmana Rao, S/o G Ramachandra Rao, Aged about 80 years R/o
Door No 1247, GaddeVari Street, uttayagudem, Ganapavaram Mandal, West
District-534447.
Petitioner
AND
1. The State of A.P., Rep. by its Prl.Secy.Department of MA& UD,
Secretariat.Velagapudi, Amaravati, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by lots Commissioner.
3. M/s.Hayagreeva Farms and Developers, Door.No.6-20-20/1,
Flat.No.502, 4thFloor, Sukshetra East Point, East Point Colony,
Visakhapatnam-530017.Rep by its Managing Partner.
4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Business. R/o D.No.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
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 an appropriate Writ or order or direction more particularly
in the nature of 'Writ of Mandamus' declaring the action of the Respondents
more partl'cularly the action of Respondent No.2 herein in issuing proceedings
vide B .A No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not to proceed
with any further construction activity solely because of the civil disputes
pending between the Respondent No.3 and Respondent No.4 as being illegal,
arbitrary, unjust, violative of Principles of Natural Justice, violative of the
provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and
violative of Articles 14, 21 and-300A of the Constitution of India and
Conseq uently set aside the proceedl'ngs vide
B.A.No.1086/3960/B/ZlrvDAI2021 ` (e-office-299800) dated 06.07.2O24 issued
by the Respondent No.2.
lANO: 1 OF2024:
Petition under Section 151 of CPC is filed praying that in the
circumstances stated in the affidavit filed in support of the petition, the High
Court may be pleased to suspend the operation of proceedings vide
B,A.No.1086/3960/B/ZlrvDAI2021 (e-office-299800) dated 06.07.2024 issued
by Respondent No.2, Pending disposal of WP 19752 of 2024, 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 earlier Order of the High Court
dt.28.ll.2024,12.12.2024 & 03.01.2025 made herein and upon hearing the
arguments of Sri KALEPU YASHWANTH, Advocate for the Petitioner and of
GP MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.1 and of
SRI J.DILEEP KUMAR, Standing Counsel for the Respondent No.2.
WRIT PETITION NO: 19753 OF 2024
Between :
Gadde Muniswara Rao, S/o Ramachandra Rao, Aged about 68 years R/o
Door No 1101, Bollina VariVeedhi, Yernagudem, West Godavari-534313.
...Petitioner
AND
1. The State of A.P., Rep. by its PrI.Secy.Department of MA& UD,
Secretariat.Velagapudi, Amaravati, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by its Commissioner.
3. M/s.Hayagreeva Farms and Developers, Door.No.6-20-20/1,
FIat.No.502, 4thFloor, Sukshetra East Point, East Point Colony,
Visakhapatnam-530017.Rep by its Managing Partner.
4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Business. R/o D.No.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
...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 an appropriate Writ or order or direction more particularly
in the nature of 'Writ of Manqamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
vide B .A No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not to proceed
with any further construction activity solely because of the civil disputes
pending between the Respondent No.3 and Respondent No.4 as being illegal,
arbitrary7 unjust,. ViO]atiVe Of Principles of Natural Justice, violative of the
provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and
violative of Articles 14, 21 and 300A of the Constitution of India and
Consequently set aside the proceedings vide
B.A.No.1086/3960/B/ZlrvDAI2021 (e-office-299800) dated 06.07.2024 issued
by the Respondent No.2.
IANO: 1 OF2024:
Petition under Section 151 of CPC is filed praying that in the
circumstances stated in the affidavit filed in support of the petition, the High
Court may be pleased to suspend the operation of proceedings vide
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by Respondent No.2, Pending disposal of WP 19753 of 2024, 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 dated
28.ll.2024,12.12.2024 & 03.01.2025 made herein and upon hearing the
arguments of Ms.Kalepu Yashwanth, Advocate for the Petitioner and of GP
MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.1 and of SRI
J.DILEEP KUMAR, Standing Counsel for the Respondent No.2.
WRIT PETITION NO: 19755 OF 2024
Betwee n :
Achanta Venkateswar Rao, S/o A Satyanarayana, Aged about 62 years R/o
Door No 3/17, Sangayagudem, Devarapalli Mandal, West Godavari-534313.
...Petitioner
AND
1. The State of A.P., Rep. by its Prl.Secy.Department of MA& UD,
Secretariat, Velagapudi, Amaravatj, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by its Commissioner.
3. M/s.Hayagreeva Farms and Developers, Door.No.6-20-20/1,
Flat.No.502, 4th Floor, Sukshetra East Point, East Point Colony,
Visakhapatnam-53OO17. Rep by its Managing Partner
4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Business. R/o D.No.2-349/1, Krishna Poultries, old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
...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 an appropriate Writ or order or direction more particularly
in the nature of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein l'n issuing proceedings
vide B .A No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not to proceed
with any further construction activity solely because of the civil disputes
pending between the Respondent Nos.3& 4 as being illegal, arbitrary, unjust,
violative of Principles of Natural Justice, violative of the provisions of the
Greater Hyderabad Municipal Corporation Act,1955 and violative of Articles
14, 21 and 300A of the Constitution of India and Consequently set aside the
proceedings vide B,A.No.1086/3960/B/ZlrvDAI2021 (e-office-299800) dated
06.07.2024 issued by the Respondent No.2.
IANO: 1 OF2024:
Petition under Section 151 of CPC is filed prayI-ng that in the
circumstances stated in the affidavit filed in support of the petition, the High
Court may be pleased to suspend the operation of proceedings vide
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by Respondent No.2, Pending disposal of WP 19755 of 2024, on the file of the
High Court.
The petition coming on for hearI'ng, upon Perusing the Petition and the
affidavit filed in support thereof and the order of the High Court dated
28.ll.2024,12.12.2024 & 03.01.2025 made herein and upon hearing the
arguments of SRI KALEPU YASHWANTH, Advocate for the Petitioner and of
GP MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.1 and of
SRl'J.DILEEP KUMAR, Advocate for the Respondent No.2 and of SRI
SRINIVAS RAO BODDULURI, Advocate for the Respondent Nos.3 & 4.
WRIT PETITION NO: 19756 OF 2024
Betwee n :
GoIIa Mohan Rao, S/o Goila Subbarayudu, Aged about 81 years R/o Door No
1307, Plot no 44, Kailasagiri road. Cooperative Layout, Visalakshi Nagar,
Visakhapatnam-530043.
Petitioner
AND
1. The State of A.P., Rep. by its PrI.Secy.Department of MA& UD,
Secretariat.Velagapudi, Amaravati, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by its Commissioner.
3. M/s.Hayagreeva Farms and Developers, Door.No.6-20-20/1,
Flat.No.502, 4thFloor, Sukshetra East Point, East Point Colony,
Visakhapatnam-530017. Rep by its Managl'ng Partner
4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Business. R/o D.No.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
Respondents
Petl'tion 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 an appropriate Writ or order or direction more particularly
in the nature of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
vide B .A No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not to proceed
with any further construction activity solely because of the civil dl'sputes
pending between the Respondent No.3 and Respondent No.4 as being illegal,
arbitrary, unjust, violative of Principles of Natural Justice, violative of the
provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and
violative of Articles 14, 21 and 300A of the Constitution of India and
Consequently set aside the proceedings vide
B.A.No.1086/3960/B/ZlrvDAI2021 (e-office-299800) dated 06.07.2024 issued
by the Respondent No.2.
[ANO: 1 OF2024:
Petition under Section 151 of CPC is fI-led Praying that in the
circumstances stated in the affidavit filed in support of the petition, the High
Court may be pleased to suspend the operation of proceedings vide
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by Respondent No.2, Pending disposal of WP 19756 of 2O24, 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 dated
28.ll.2024,12.12.2024 & 03.01.2025 made herein and __upon hearing the
arguments of SRI KALEPU YASHWANTH, Advocate for the Petitioner and of
GP MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.1 and of
SRI J.DILEEP KUMAR, Advocate for the Respondent No.2 and of SRI
BODDULURI SRINIVAS RAO, Advocate for the Respondent Nos.3 & 4.
WRIT PETITION NO: 19767 OF 2024
Between :
Gadde Someswara Rao, S/o G Ramachandra Rao, Aged about 62 years, R/o
Door No 1247, Gadde Vari Street, Buttayagudem, Ganapavaram Mandal,
West Godavari District-534447.
Petitioner
AND
1. The State of A.P., Rep. by its PrI.Secy.Department of MA& UD,
Secretariat.Velagapudi, Amaravati, Guntur D]'strict.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by its Commissioner.
3. M/s.Hayagreeva Farms and Developers, Door.No.6-20-20/1,
Flat.No.502, 4thFloor, Sukshetra East Point, East Point Colony,
Visakhapatnam-530017. Rep by its Managing Partner
4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Business. R/o D.No.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
Respondents
Petition under Article 226 of the Constitution of India is filed praying that
in the circumstances stated in the affidavit filed therewith, the Hl-gh Court may
be pleased to issue an appropriate Writ or order or directl-on more particularly
in the nature of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
vide B .A No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not to proceed
with any further construction activity solely because of the civil disputes
pending between the Respondent No.3 and Respondent No.4 as being illegal,
arbitrary, unjust, violative of Principles of Natural Justl-ce, violative of the
provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and
violative of Articles 14, 21 and 300A of the Constitution of India and
Consequently set aside the proceedings vide
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by the Respondent No.2.
IANO: 1 OF2024:
Petition under Section 151 of CPC is filed praying that in the
circumstances stated in the affidavit filed in support of the petition, the High
Court may be pleased to suspend the operation of proceedings vide
B.A.No.1086/3960/B/ZlrvDAI2021 (e-office-299800) dated 06.07.2024 issued
by Respondent No.2, Pending disposal of WP 19767 of 2024, 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 dated
28.ll.2024,12.12.2024 & 03.01.2025 made herein and upon hearing the
arguments of Sri Kalepu Yashwanth, Advocate for the Petitioner and of GP
MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.1 and of SRI
J.DILEEP KUMAR, Advocate for the Respondent No.2.
WRIT PETITION NO: 19798 OF 2024
Between :
Lakamsani Krishnaveni, W/o Chakradhara Rao, Aged about 71 years R/o
Door No 8482, Sri Satya Sai Nivas Old CBI Down, Visakhapatnam-530 017.
Petitioner
AND
1. The State of A.P., Rep. by its PrI.Secy.Department of MA& UD,
Secretariat, Velagapudi, Amaravati, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by its Commissioner.
3. M/s.Hayagreeva Farms and Developers, Door.No.6-20-20/1,
Flat.No.502, 4th FIoor, Sukshetra East Point, East Point Colony,
Visakhapatnam-530017. Rep by its Managing Partner
4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Business. R/o D.No.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
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 an appropriate Writ or order or direction more particularly
in the nature of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
vide B .A No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not to proceed
with any further construction activity solely because of the civil disputes
pending between the Respondent No.3 and Respondent No.4 as being illegal,
arbitrary, unjust, violative of Principles of Natural Justice, violative of the
provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and
violative of Articles 14, 21 and 300A of the Constitution of India and
Consequently set aside the proceedings vide B.A.No.1086/
3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued by the
Respondent No.2.
IANO: 1 OF2024:
Petition under Section 151 of CPC is filed praying that in the
circumstances stated in the affidavit filed in support of the petition, the High
Court may be pleased to suspend the operation of proceedings vide
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by Respondent No.2, Pending disposal of WP 19798 of 2024, on the file of the
High Court.
The petition coming on for hearing, upon perusing the petition and the
affidavit filed I-n support thereof and the order of the Hl'gh Court dated
28.ll.2024,12.12.2024 & 03.01.2025 made herein and upon hearing the
arguments of SRI KALEPU YASHWANTH, Advocate for the Petl-tioner and of
GP MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.1 and of
SRI J.DILEEP KUMAR, Advocate for the Respondent No.2 and of SRI
SRINIVAS RAO BODDULURl, Advocate for the Respondent Nos.3 & 4.
WRIT PETITION NO: 19801 OF 2024
Betwee n :
Eedala Narayana Rao, S/o. E. Verraju, Aged about 67 years, R/o. Door. No.
21311, Munisibu Gari Veedhi, Katheru, East Godavari -533105.
...Petitioner
AND
1. The State of A.P., Rep. by its Prl.Secy.Department of MA & UD,
Secretariat, Velagapudi, Amaravati, Guntur District.
2. The Greater VI'SakhaPatnam Munl'cipal Corporation, Vishakhapatnam,
Rep by its Comml'ssioner.
3. M/s.Hayagreeva Farms and Developers, Door.No.6-20-20/1,
Flat.No.502, 4thFloor, Sukshetra East Point, East Point Colony,
Visakhapatnam-530017.Rep by its Managing Partner.
4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Business. R/o D.No.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
...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 an appropriate Writ or order or direction more particularly
in the nature of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
vide B .A No.1086/3960/B/ZlrvDAI2021 (e-office-299800) dated 06.07.2024
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not to proceed
with any further construction activity solely because of the civil disputes
pending between the Respondent No.3 and Respondent No.4 as being illegal,
arbitrary, unjust, violative of Principles of Natural Justice, violative of the
provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and
violative of Articles 14, 21 and 300A of the Constitution of India and
Consequently set aside the proceedings vide
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by the Respondent No.2.
lANO: 1 OF2024:
Petition under Section 151 of CPC is filed praying that in the
circumstances stated in the affidavit filed in support of the petition, the High
Court may be pleased to suspend the operation of proceedings vide
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by Respondent No.2, Pending disposal of WP 19801 of 2024, 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 dated
28.ll.2024,12.12.2024 & 03.01.2025 made herein and upon hearing the
arguments of SRI KALEPU YASHWANTH, Advocate for the Petitioner and of
GP MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.1 and of
SRI J.DILEEP KUMAR, Standing Counsel for the Respondent No.2 and of
SRI BODDULURI SRINIVASA RAO, Advocate for the Respondent Nos.3 & 4.
WRIT PETITION NO: 19873 OF 2024
Betwee n :
Alluri Rao Venkata, S/o Alluri Rathaiah, Aged about 72 years, R/o Door No
1230, Kornaqndam, Buttayagudem, Ganapavaram Mandal, West Godavari-
5344471.
Petitioner
AND
1. The State of A.P., Rep. by its Prl.Secy.Department of MA& UD,
Secretariat.Velagapudi, Amaravati, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by its Commissioner.
3. M/s.Hayagreeva Farms and Developers, Door.No.6-20-20/1,
FIat.No.502, 4thFloor, Sukshetra East Point, East Point Colony,
Visakhapatnam-530017. Rep by its Managing Partner
4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Business. R/o D.No.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
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 an appropriate Writ or order or direction more particularly
in the nature of 'Writ of Mandamusl declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
vide B .A No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2O24
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not to proceed
with any further construction activity solely because of the civil disputes
pending between the Respondent No.3 and Respondent No.4 as being illegal,
arbitrary, unjust, violative of Principles of Natural Justice, violative of the
provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and
violative of Articles 14, 21 and 300A of the Constitution of India and
Consequently set aside the proceedings vide
B.A.No.1086/3960/B/ZlrvDAI2021 (e-office-299800) dated 06.07.2024 issued
by the Respondent No.2.
IANO: 1 OF2024:
Petition under Section 151 of CPC is filed praying that in the
circumstances stated in the affidavit filed in support of the petition, the High
Court may be pleased to suspend the operation of proceedings vide
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by Respondent No.2, Pending disposal of WP 19873 of 2024, 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 dated
28.ll.2024,12.12.2024 & 03.01.2025 made herein and upon hearing the
arguments of SRI KALEPU YASHWANTH, Advocate for the Petitioner and of
GP MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.1 and of
SRI J.DILEEP KUMAR, Standing Counsel for the Respondent No.2 and of
SRI BODDULURI SRINIVASA RAO, Advocate for the Respondent Nos.3 & 4.
WRIT PETITION NO: 19878 OF 2024
Between :
Achanta Ramarao, S/o Jagadeeswararao, Aged about 72 years R/o Door No
3146, Gandhi Nagaram, Yernagudem, West Godavari-534313.
Petitioner
AND
1. The State of Andhra Pradesh, Rep. by its Prl.Secy.Department of MA
and UD, Secretariat.Velagapudi, Amaravati, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by its Commissioner.
3. M/s.Hayagreeva Farms and Developers, Door.No.6-20-20/1,
Flat.No.502, 4th FIoor, Sukshetra East Point, East Point Colony,
Visakhapatnam-530017. Rep'by its Managing Partner
4. Ch. Jagadeeswarudu, S/o R-ama Rao, Aged about 64 years, Occ.
Business. R/o D.No.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
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 an appropriate Writ or order or direction more particularly
in the nature of 'Writ of Mandamus' `declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
vide B .A No.1086/3960/B/ZlrvDA/2o21 (e-office-299800) dated 06.07.2024
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent' No ,3 to stop the work and not to
proceed with any further construction activity solely because of the civil
disputes pending between the Respondent No.3 and Respondent No.4 as
being illegal, arbitrary, unjust, vio[ative of Principles of Natural Justice,
violative of the provisions of the Greater Hyderabad Municipal Corporation
Act,1955 and violative of Articles 14, 21 and 300A of the Constitution of India
and Consequently set aside the proceedings vide B
A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by the Respondent No.2.
IANO: 1 OF2024:
Petition under Section 151 of CPC is filed praying that in the
circumstances stated in the affidavit filed in support of the petition, the High
Court may be pleased to suspend the operation of proceedings vide B.A.
No.1086/3960/BZlrvDAI2021 (e-office-299800) dated 06.07.2024 issued by
Respondent No.2, Pending disposal of WP 19878 of 2024, 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 dated
28.ll.2024,12.12.2024 & 03.01.2025 made herein and upon hearing the
arguments of KALEPU YASHWANTH, Advocate for the Petitioner and of GP
MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.1 and of SRI
J.DILEEP KUMAR, Standing Counsel for the Respondent No.2 and of SRI
BODDULURI SRINIVASA RAO, Advocate for the Respondent Nos.3 & 4.
WRIT PETITION NO: 19950 OF 2024
Betwee n :
Lanka SrI'niVaSa Rao, S/o Sriramulu, Aged about 66 years, R/o Door No 313130,
Saibaba Street, Dabagardens, Visakhapatnam-530001.
Petitioner
AND
1. The State of A.P., Rep. by its Prl.Secy.Department of MA& UD,
Secretariat.Velagapudi, Amaravati, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by its Commissioner.
3. M/s.Hayagreeva Farms and Developers, Door.No.6-20-20/1,
Flat.No.502, 4th Floor, Sukshetra East Point, East Point Colony,
Visakhapatnam-530017. Rep by its Managing Partner
4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Busl'ness. R/o D.No.2-349/1, Krl'shna Poultries, Old Dal'ry Farm, Adarsh
Nagar, Visakhapatnam.
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 an appropriate Writ or order or direction more particularly
in the nature of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
vide B .A No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024
keeping the Building permissl'on granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not to proceed
with any further construction activity solely because of the civil disputes
pending between the Respondent No.3 and Respondent No.4 as being illegal,
arbitrary, unjust, violatl-ve of Principles of Natural Justice, violative of the
provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and
violative of ArtI'CleS 14, 21 and 300A of the Constitution of India and
Consequently set aside the proceedings vide
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by the Respondent. No.2.
IANO: 1 OF2024:
Petition under Section 151 of CPC is filed praying that in the
circumstances stated in the affidavit filed in support of the petition, the High
Court may be pleased to suspend the operation of proceedings vide
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by Respondent No.2, Pending disposal of WP 19950 of 2024, 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 dated
28.ll.2024,12.12.2024 & 03.01.2025 made herein and upon hearing the
arguments of Sri Srikalepu Yashwanth, Advocate for the Petitioner and of GP
MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.1 and of SRI
J.DILEEP KUMAR, Standing Counsel for the Respondent No.2 and of SRI
BODDULURI SRINIVASA RAO, Advocate for the Respondent Nos.3 & 4.
WRIT PETITION NO: 19959 OF 2024
Between :
Potluri Narasimha Rao, S/o Late Krishnamurthy, Aged about 63 years R/o
Door No 281410, Opp. Melody Theatre, Suryabagh, Visakhapatnam-530020.
Petitioner
AND
1. The State of A.P., Rep. by its Prl.Secy.Department of MA& UD,
Secretariat.Velagapudi, Amaravati, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by its Commissioner.
3. M/s.Hayagreeva Farms and Developers, Door.No.6-20-20/1,
FIat.No.502, 4th Floor, Sukshetra East Point, East Point Colony,
Visakhapatnam-530017. Rep by its Managing Partner
4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Business. R/o D.No.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
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 an appropriate Writ or order or direction more particularly
in the nature of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing proceedings
vide B .A No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not to proceed
with any further construction activity solely because of the civil disputes
Pending between the Respondent No.3 and Respondent No.4 as being illegal,
arbitrary, unjust, violative of princl'ples of Natural Justice, violative of the
Provisions Of the Greater Hyderabad Municipal Corporation Act, 1955 and
violative of Articles 14, 21 and 300A of the Constitution of India and
Consequently set aside the proceedings vide
-(--
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by the Respondent No.2.
lA NO: 1 OF2024:
Petition under Sectl'on 151 of CPC is filed praying that
circumstances stated in the affidavit filed in support of the petition, the High
Court may be pleased to suspend the operation of proceedings vide
in the
B.A.No.1086/3960/B/ZlrvDA/2021 (e-office-299800) dated 06.07.2024 issued
by Respondent No.2, Pending disposal of WP 19959 of 2024, 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 dated
28.ll.2024,12.12.2024 & 03.01.2025 made herein and upon hearing the
arguments of SRI KALEPU YASHWANTH, Advocate for the Petitioner and of
GP MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.1 and of
SRI J.DILEEP KUMAR, Advocate for the Respondent No.2 and of SRI
SRINIVAS RAO BODDULURl, Advocate for the Respondent Nos.3 & 4.
WRIT PETITION NO: 19960 OF 2024
Between :
Daparthi Satyanarayana, S/o D Narayana, Aged about 66 years R/o Door No
231, Ramalayam Veedhi, Gowripatnam, West Godavari-534313.
Petitioner
AND
1. The State of A.P., Rep. by its Prl.Secy.Department of MA& UD,
SecretarI'at.Velagapudi, Amaravati, Guntur District.
2. The Greater Visakhapatnam Municipal Corporation, Vishakhapatnam,
Rep by its Commissioner.
3. M/s.Hayagreeva Farms and Developers, Door.No.6-20-20/1,
Flat.No.502, 4th Floor, Sukshetra East Point, East Point Colony,
Visakhapatnam-530017. Rep by its Managing Partner
4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about 64 years, Occ.
Business. R/o D.No.2-349/1, Krishna Poultries, old Dairy Farm, Adarsh
Nagar, Visakhapatnam.
Respondents
Petition under Article 226 of the Constitution of India is filed praying that
in the cl'rcumstances stated in the affidavit filed therewith, the High Court may
be pleased to issue an appropriate Writ or order or directI'On more Particularly
in the nature of 'Writ of Mandamus' declaring the action of the Respondents
more particularly the action of Respondent No.2 herein in issuing'proceedings
vide B .A No.1086/3960/B/ZlrvDAI2021 (e-office-299800) dated 06.07.2024
keeping the Building permission granted to the Respondent No.3 in abeyance
and further directing the Respondent No.3 to stop the work and not to proceed
with any further construction activity solely because of the civil disputes
pending between the Respondent Nos.3& 4 as being illegal, arbitrary, unjust,
violative of Principles of Natural Justice, violative of the provisions of the
Greater Hyderabad Municipal Corporation Act,1955 and violative of Articles
14, 21 and 300A of the Constitution of India and Consequently set aside the
proceedings vide B.A.N®.1086/3960/B/Z1/YDAI2021 (e-office-299800) dated
I,
06.07.2024 issued by the Respondent No.2.
IANO:1 OF 2024.-
Petition under section 151 of CPC is filed prayI'ng that in the
circumstances stated in the affidavit filed in support of the petition, the High
court may be pleased to suspend the operation of proceedings vide
B.A.No.1086/3960/B/ZWDAI2021 (e-office-299800) dated 06.07.2024 issued
by Respondent No.2, Pending dI'SPOSal of WP 19960 of 2024, on the file of the
High Court.
The petition coming on for hearing, upon perusing the petitI'On and the
affidavit filed in support thereof and the order of the High Court dated
28.ll.2024,12.12.2024 & 03.01.2025 made herein and upon hearing the
arguments of SRI KALEPU YASHWANTH, Advocate for the petitl'oner and of
GP MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.1 and of
SRI J.DILEEP KUMAR, Advocate for the Respondent No.2 and of SRI
SRINIVAS RAO BODDULURI, Advocate for the Respondent Nos.3 & 4, Court
made the following
COMMON ORDER:
'lAt request of leamed counsel appearl-ng for both sides, post these matters on 24.01.2025, for hearing.
InterI-m Order granted earlier by this court is extended till then."
EEif E
SDI- K.sF`l \S,'3.j3AJu I
ASSISTA^`'
GISTRAR fry
re=
SEcTl
//TRUE COPY// OFFjcER
ForA__
To
1. One CC to Sri. Ajay Kumar Kanaparfhi, Advocate [OPUC]
2. One CC to Sri. M.R.K. Chakravarthy, Advocate [OPUC]
3. Two CCs to GP for Municipal Administration & Urban Development,High Court ofAndhra Pradesh. [OUT]
4. One CC to Sri K.Madhava Reddy, Standing Counsel [OPUC]
5. One CC to Sri V.Surya Kiran, Standing counsel [opuc]
6. One CC to Sri Kalepu Yashwanth, Advocate [OPUC]
7. One CC to Sri J.Dileep Kumar, Advocate. [OPUC]
8. One CC to Sri Srinivas Rao BoddulurI', Advocate. [OPUC]
9. Two cos to GP for Revenue, High Court ofAP [OUT]
10. Two CCs to Advocate General, High Court ofAndhra Pradesh [OUT] ll. One spare copy CVSS I-A '` HIGH COURT VS,J DATED..09/01 /2025 post THESE MATTERS ON 24.O1.2O25, FOR HEARING.
-.-,. -
ORDER :;:SIN,olS;:55::16i::39::i:::o^8i::^oo::::-o1 : ' 17023A 9744' 19745119746' 19751,19752,19753,19755,19756,19767,19798,198O1,19873,19878, 19881,1995O,19959,19960 of2O24 lNTERIM ORDER EXTENDED 7ZaTREREl Eel I® ?1.lA