Andhra Pradesh High Court - Amravati
M/S Ap State Govt Employees Mutually ... vs The State Of Andhra Pradesh on 26 September, 2025
1
APHC010380122025
IN THE HIGH COURT OF ANDHRA PRADESH y-.
0
4
AT AMARAVATI
(Special Original Jurisdiction) I
r
FRIDAY, THE TWENTY SIXTH DAY OF SEPTEMBER
TWO THOUSAND AND TWENTY FIVE
PRESENT
THE HON'BLE SRI JUSTICE GANNAMANENI RAMAKRISHNA PRASAD
WP/19532/2025: WP/20854/2025: WP/21404/2025: WP/21409/2025:
WP/21410/2025: WP/21414/2025
'\
WP/21415/2025: WP/21417/2025: WP/21418/2025
WP/21419/2025: WP/21420/2025: WP/21423/2025
WP/21424/2025: WP/21425/2025: WP/21426/2025
WP/21428/2025: WP/21429/2025: WP/21430/2025
WP/21431/2025: WP/21432/2025: WP/21434/2025
WP/21436/2025: WP/21437/2025: WP/21439/2025
WP/21601/2025: WP/21604/2025: WP/21607/2025
WP/21617/2025: WP/21619/2025
WRIT PETITION NO: 19532 OF 2025
Between:
M/s. Andhra Pradesh State Govt. Employees Mutually Aided Cooperative
House Building Society Ltd, Krishna District, Andhra Pradesh,
Reg.No.AMC/KNAyDCO/2016/122, Rep. by its President, Addala Subba Raju.
...Petitioner
AND
1. The State of Andhra Pradesh, rep by its principal secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thuliur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority, (APRERA) Rep by
its Chairman, Pinnamanen Polyclinic Road Siddartha Nagar, Vijayawada.
2 '
3. Ivvala naga Vishnu Siva Kesava Rao, S/o I. Suryanaryana, Flat No 302, 8^^
block. Royal Green City, Kanuru, Vijayawada Rural, N.T.R. District, A.P-
520007.
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the Fligh Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the 2'^'^ respondent authority in complaint No.03 of 2025 dated 14-
07-2025 is null and void is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed to principles of natural justice so
also against to provisions of RERA Act, 2016 so also Andhra Pradesh
Mutually Cooperative Societies Act, 1995 and rules framed there under,
consequently set aside the order passed by the 2^"^ Respondent in complaint
No.03 of 2025 dated 14-07-2025 and consequently, declare that the petitioner
society is entitled to recover the development charges from the 3'^'^
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC 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 the orders passed by the 2"^ respondent in
Complaint No.3 of 2025 dated 14.07.2025 till disposal of the main writ petition.
Counsel for the Petitioner: GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
3
APHC010401812025
ii*S
WRIT PETITION NO: 20854 OF 2025
Between:
M/s. Andhra Pradesh State Govt. Employees Mutually Aided Cooperative
House Building Society Ltd Krishna District, Andhra Pradesh
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The State of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority APRERA, Rep by its
Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
3. Guttumukkala Sri Lakshmi Viswarama Venkata Subbaraju, S/o G.Satya
Narayana Raju, aged about 65 years R/o.3-184, Water Tank Road,
Vissakoderu (PO), Palakoderu (M) West Godavari District, A.P.-534244.
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the 2'"^ respondent authority in complaint No.25 of 2025 dated 14-
07-2025 is null and void, is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed to principles of natural justice, so
also against to provisions of RERA Act 2016 so also Andhra Pradesh
Mutually Cooperative Societies Act, 1995 and rules framed there under
consequently set aside the order passed by the 2"" Respondent in complaint
No.25 of 2025 dated 14-07-2025 and consequently, declare that the petitioner
4 ^
society is entitled to recover the development charges from the 3
rd
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC 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 the orders passed by the 2 respondent in
nd
Complaint No.25 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
APHC010418682025
SMS
m
WRIT PETITION NO: 21404 OF 2025
Between:
M/s. Andhra Pradesh State Govt. Employees Mutually Aided Cooperative
House Building Society Ltd, Krishna District, Andhra Pradesh,
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raj u.
...Petitioner
AND
1. The State of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority APRERA, Rep by its
Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
3. Nune Rama Krishna, S/o.Srinivasa Rao, aged about 41 years, R/o.8-106,
Pedanandipadu, Guntur (Dt).
...Respondents
5
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the 2nd respondent authority in complaint No. 15 of 2025 dated 14-
07-2025 is null and void, is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed to principles of natural justice, so
also against to provisions of RERA Act, 2016 so also Andhra Pradesh
Mutually Cooperative Societies Act, 1995 and rules framed there under,
consequently set aside the order passed by the 2^"^ Respondent in complaint
No. 15 of 2025 dated 14-07-2025 and consequently, declare that the
petitioner society is entitled to recover the development charges from the 3
rd
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
n-d
Suspend the operation of the orders passed by the 2 respondent in
Complaint No. 15 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
6 '
APHC010418842025
WRIT PETITION NO: 21409 OF 2025
Between:
M/s. Andhra Pradesh State Govt. Employees Mutually Aided Cooperative
House Building Society Ltd, Krishna District, Andhra Pradesh,
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The State of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority, APRERA) Rep by
its Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
3. Paruchuri Rajesh, S/o.Janardhana Rao, aged about 39 years, R/o.3-375,
Sriram Nagar, Atmakur, Mangalagiri(M), Guntur (Dt)
...Resp.ondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the 2""^ respondent authority in complaint No. 14 of 2025 dated 14-
07-2025 is null and void, is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed to principles of natural justice, so
also against to provisions of RERA Act, 2016 so also Andhra Pradesh
Mutually Cooperative Societies Act, 1995 and rules framed there under,
consequently set aside the order passed by the 2^'^ Respondent in complaint
No. 14 of 2025 dated 14-07-2025 and consequently, declare that the
7
petitioner society is entitled to recover the development charges from the 3
rd
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC 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 the orders passed by the 2'^'' respondent in
Complaint No. 14 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
APHC010418522025
■
r
WRIT PETITION NO: 21410 OF 2025
Between:
M/s. Andhra Pradesh State Govt. Employees Mutually Aided Cooperative
House Building Society Ltd, Krishna District Andhra Pradesh,
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The State of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority, (APRERA) Rep by
its Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
8 •
3. Pusuluri Sita Kameswari, S/o Sri Rama Krishna Velivala, aged about 56
D.No 5-82, Vanampalli, Marteru, West Godavari District.
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ. Order or
direction, more particularly one in the nature of writ of Certiorari declaring that
the orders passed by the 2""^ respondent authority in complaint No.68 of 2025
dated 14-07-2025 is null and void, is illegal, contrary to merits of the case
arbitrary without jurisdiction besides being opposed to principles of natural
justice, so also against to provisions of RERA Act, 2016 so also Andhra
Pradesh Mutually Cooperative Societies Act, 1995 and rules framed there
under, consequently set aside the order passed by the 2^"* Respondent in
complaint No.68 of 2025 dated 14-07-2025 and consequently, declare that the
petitioner society is entitled to recover the development charges from the 3 rd
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC 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 the orders passed by the 2
nd
respondent in
Complaint No.68 of 2025 dated 14.07.2025tiil disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
9
APHC010419032025
vT
WRIT PETITION NO: 21414 OF 2025
Between:
M/s. Andhra Pradesh State Govt. Employees Mutually Aided Cooperative
House Building Society Ltd, Krishna District, Andhra Pradesh,
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The state of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority, (APRERA) Rep by
its Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
3. Koppineedi Swamy Ayyappa Bhanu Prakash, S/o Sree Rama Murthy aged
about 42 years R/o 29-96/3, Sri Ram Enclave, Near Government Degree
ColI.ege, Jangareddi Gudem, West Godavari District.
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therevyith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the 2'"'* respondent authority in complaint No.04 of 2025 dated 14-
07-2025 is null and void, is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed to principles of natural justice , so
also against to provisions of RERA Act, 2016 so also Andhra Pradesh
Mutually Cooperative Societies Act 1995 and rules framed there under,
consequently set aside the order passed by the 2^"^ Respondent complaint
No.04 of 2025 dated 14-07-2025 and consequently declare that the petitioner
10 '
society is entitled to recover the development charges from the 3
rd
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC 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 the orders passed by the 2 respondent in
nd
Complaint No.04 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
APHC010418792025
il
WRIT PETITION NO: 21415 OF 2025
Between:
M/s. Andhra Pradesh State Govt. Employees Mutually Aided Cooperative
House Building Society Ltd, Krishna District, Andhra Pradesh,
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The State of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority, (APRERA) Rep by
its Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
11
3. Veeramachaneni Prudhvi Kiran, S/o.Ratna Prasad, aged about 34 years
R/o.5-143, Potiuri Residency, FlatNo.505, VasanthNagar, Kanuru,
Vijayawada, Krishna(Dt).
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the 2'"'' respondent authority in complaint No.08 of 2025 dated 14-
07-2025 is null and void, is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed principles of natural justice, so also
against to provisions of RERA Act, 2016 to so also Andhra Pradesh Mutually
Cooperative Societies Act, 1995 and rules framed there under, consequently
set aside the order passed by the 2'^'^ Respondent in complaint No.08 of 2025
dated 14-07-2025 and consequently, declare that the petitioner society IS
entitled to recover the development charges from the 3^^^ respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC 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 the orders passed by the 2 respondent in
nd
Complaint No.08 of 2025 dated 14.07.2025 till disposal of the mam writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
12 '
APHC010419002025
m
WRIT PETITION NO: 21417 OF 2025
Between:
M/s. Andhra Pradesh State Govt. Employees Mutually Aided Cooperative
House Building Society Ltd, Krishna District, Andhra Pradesh,
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The State of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority APRERA, Rep by its
Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
3. Pula Bala Venkata Siva Nageswara Rao, S/o.Venkata Srinivasulu, aged
about 59 years, Line, R/o. 20-713,1 Floor, Kanka Durga Nilayam,
Gowrisankarapuram, Muralinagar, Kanuru, Vijayawada, Krishna(Dt). ..
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the 2^^ respondent authority in complaint No.06 of 2025 dated 14-
07-2025 is null and void, is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed to principles of natural justice, so
also against to provisions of RERA Act, 2016 so also Andhra Pradesh
Mutually Cooperative Societies Act, 1995 and rules framed there under,
consequently set aside the order passed by the Respondent in complaint
13
No.06 of 2025 dated 14-07-2025 and consequently, declare that the petitioner
society is entitled to recover the development charges from the respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
nd
Suspend the operation of the orders passed by the 2 respondent in
Complaint No.06 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
APHC010418972025
WM
WRIT PETITION NO: 21418 OF 2025
Between:
M/s. Andhra Pradesh State Govt. Employees Mutually Aided Cooperative
House Building Society Ltd, Krishna District, Andhra Pradesh,
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The State of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority, (APRERA) Rep by
its Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
14 '
3. Dandu Suri Babu, W/o Surya Narayana Raju aged about 63 years, Flat No
202, Jayalakshmi Towers, Siva Rao Peta, Bhimavaram, West Godavari
District.
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the 2^^ respondent authority in complaint No.63 of 2025 dated 14-
07-2025 is null and void, is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed to principles of natural justice, so
also against to provisions of RERA Act, 2016 so also Andhra Pradesh
Mutually Cooperative Societies Act, 1995 and rules framed there under,
consequently set aside the order passed by the 2'^'^ Respondent in complaint
No.63 of 2025 dated 14-07-2025 and consequently, declare that the petitioner
rd
society is entitled to recover the development charges from the 3
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
nd
Suspend the operation of the orders passed by the 2 respondent in
Complaint No.63 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
15
APHC010418862025
S:*B
WRIT PETITION NO: 21419 OF 2025
Between:
M/s. Andhra Pradesh State Govt. Employees Mutually Aided Cooperative
House Building Society Ltd, Krishna District, Andhra Pradesh,
Reg.No.AMC/KN/VDCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The State of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority APRERA, Rep by its
Chairman,Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
3. Parvathareddy Kantha Rao, S/o Parvathareddy Jalaiah, aged about 67
years, D. No 5-117, Sopirala, Chinaganjam, Prakasam District.
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the respondent authority in complaint No.71 of 2025 dated 14-
07-2025 is null and void, is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed to principles of natural justice, so
also against to provisions of RERA Act, 2016 so also Andhra Pradesh
Mutually Cooperative Societies Act, 1995 and rules framed there under,
consequently set aside the order passed by the 2'''^ Respondent in complaint
No.71 of 2025 dated 14-07-2025 and consequently, declare that the petitioner
16 •
rd
society is entitled to recover the development charges from the 3
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
nd
Suspend the operation of the orders passed by the 2 respondent in
Complaint No.71 of 2025 dated 14.07.2025 tilt disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2; SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
APHC010418552025
'M'
WRIT PETITION NO: 21420 OF 2025
Between:
M/s. Andhra Pradesh State Govt. Employees Mutually Aided Cooperative
House Building Society Ltd, Krishna District, Andhra Pradesh,
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The State of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority, (APRERA) Rep by
its Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
17
3. Kunisetty Anitha, W/o.Rama Krishna, aged about 41 years R/o.8-106,
Pedanandipadu, Guntur (Dt).
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the
orders passed by the 2'^'^ respondent authority in complaint No. 18 of 2025
dated 14-07-2025 is null and void, is illegal, contrary to merits of the case
arbitrary without jurisdiction besides being opposed to principles of natural
justice, so also against to provisions of RERA Act, 2016 so also Andhra
Pradesh Mutually Cooperative Societies Act, 1995 and rules framed there
under, consequently set aside the order passed by the 2"^^ Respondent in
complaint No. 18 of 2025 dated 14-07-2025 and consequently, declare that
the petitioner society is entitled to recover the development charges from the
3'^'^ respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC 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 the orders passed by the 2^^ respondent in
Complaint No. 18 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
18 •
APHC010418572025
m
WRIT PETITION NO: 21423 OF 2025 "
Between:
M/s A.P. State Govt. Employees-Mutually Aided Cooperative House Building
Society Ltd, Krishna District, Andhra Pradesh,
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The state of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority APRERA, Rep by its
Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
3. Penmetsa Suryanarayana Raju, S/o Venkata Raju aged about 56 years,
D.No 3B-17, Lime Stone Town Ship, Kowthu Vari Agraharam, Jaggaiah peta,
Krishna District.
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the 2'^'^ respondent authority in complaint No.72 of 2025 dated 14-
07-2025 is null and void, is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed to - principles of natural justice, so
also against to provisions of RERA Act, 2016 so also Andhra Pradesh
Mutually Cooperative Societies Act, 1995 and rules framed there under,
consequently set aside the order passed by the 2^^ Respondent in complaint
No.72 of 2025 dated 14-07-2025 and consequently, declare that the petitioner
19
society is entitled to recover the development charges from the 3
rd
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC 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 the orders passed by the 2 respondent in
nd
Complaint No.72 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner; SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
APHC010418712025
WRIT PETITION NO: 21424 OF 2025
Between:
M/s A.P.State Govt. Employees-Mutually Aided Cooperative House Building
Society Ltd, Krishna District, Andhra Pradesh
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The state of Andhra Pradesh, rep by its principal secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi , Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority APRERA Rep by its
Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
20 ^
3. Akana Govinda Rajulu, S/o Subba Raju aged about 59 years D.No. 1-63,
Nandamuri Garuvu, Veeravasaram, West Godavari District.
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the 2""' respondent authority in complaint No.26 of 2025 dated 14-
07-2025 is null and void, is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed to principles of natural justice , so
also against to provisions of RERA Act, 2016 so also Andhra Pradesh
Mutually Cooperative Societies Act 1995 and rules framed there under,
consequently set aside the order passed by the 2""' Respondent in complaint
No.26 of 2025 dated 14-07-2025 and consequently, declare that the petitioner
society is entitled to recover the development charges from the 3
rd
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC 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 the orders passed by the 2 respondent in
nd
Complaint No.26 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
21
APHC010418622025
WRIT PETITION NO: 21425 OF 2025
Between:
M/s A.P.State Govt. Employees-Mutuatly Aided Cooperative House Building
Society ltd. Krishna District, Andhra Pradesh
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The State of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority, (APRERA) Rep by
its Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
3. Tata Someswara Rao, S/o Venkateswara Rao aged about 49 years D.No.
15-21-150/18/1/A, Balaji Nagar, Kukatpally, Hyderabad.
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the 2^^^ respondent authority in complaint No.69 of 2025 dated 14-
07-2025 is null and void, is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed to principles of natural justice, so
also against to provisions of RERA Act, 2016 so also Andhra Pradesh
Mutually Cooperative Societies Act, 1995 and rules framed there under,
consequently set aside the order passed by the 2""^ Respondent in complaint
No.69 of 2025 dated 14-07-2025 and consequently, declare that the petitioner
22
society is entitled to recover the development charges from the 3''^
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC 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 the orders passed by the 2 respondent in
nd
Complaint No.69 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
APHC010418562025
Fi
tJT;-
WRIT PETITION NO: 2142S OF
Between:
M/s A.P.State Govt. Employees-Mutually Aided Cooperative House Building
Society Ltd, Krishna District, Andhra Pradesh,
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju
...Petitioner
AND
1. The state of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority APRERA, Rep by its
Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
23
3. Tumpati Sai Lakshmi, W/o.V.Maruthi Prasad, aged about 53 years, R/o.4-
108/A, Kamma Bazar Road, Sanivarapupeta, Duggirala, Pedavegi(M), West
Godavari (Dt).
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ. Order or
direction, more particularly one in the nature of writ of Certiorari declaring that
the orders passed by the 2'''"^ respondent authority in complaint No. 17 of 2025
dated 14-07-2025 is null and void, is illegal, contrary to merits of the case
arbitrary without jurisdiction besides being opposed to principles of natural
justice, so also against to provisions of RERA Act, 2016 so also Andhra
Pradesh Mutually Cooperative Societies Act, 1995 and rules framed there
under, consequently set aside the order passed by the 2"^ Respondent in
complaint No. 17 of 2025 dated 14-07-2025 and consequently, declare that
the petitioner society is entitled to recover the development charges from the
3'"^ respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
nd
Suspend the operation of the orders passed by the 2 respondent in
Complaint No.17 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
24
APHC010418922025
WRIT PETITION NO: 21428 OF 202
Between:
M/s A.P.State Govt. Employees-MutuaHy Aided Cooperative House Building
Society Ltd., Krishna District Andhra Pradesh,
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The state of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority, (APRERA) Rep by
its Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
3. Sajja Srinivasa Rao, W/o Sajja Seshagiri Rao aged about 49 years D.No.
Flat No 401, Matrusri Nagar, Near D A V Public School, Miyapur, Hyderabad.
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the 2'''^ respondent authority in complaint No.66 of 2025 dated 14-
07-2025 is null and void, is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed to principles of natural justice, so
also against to provisions of RERA Act, 2016 so also Andhra Pradesh
Mutually Cooperative Societies Act, 1995 and rules framed there under,
consequently set aside the order passed by the 2"'^ Respondent in complaint
No.66 of 2025 dated 14-07-2025 and consequently, declare that the petitioner
25
rd
society is entitled to recover the development charges from the 3
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC 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 the orders passed by the 2'^ respondent in
Complaint No.66 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
APHC010418592025
■ L>
Jf
WRIT PETITION NO: 21429 OF 2025
Between:
M/s.A.P.State Govt. Employees-Mutually Aided Cooperative House Building
Society Ltd, Krishna District, Andhra Pradesh,
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The state of Andhra Pradesh, rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thutlur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority APRERA, Rep by its
Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
26 .
3. Velivela Sri Rama Krishna, S/o Sarveswara Rao, aged about 60 years D
No- 5-82, Vanampalli, Marteru, West Godavari District.
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction
more particularly one in the nature of Writ of Certiorari declaring that the
orders passed by the 2""^ respondent authority in complaint No. 60 of 2025
dated 14-07-2025 is nulf and void is illegal, contrary to merits of the case
arbitrary without jurisdiction besides being opposed to principles of natural
justice, so also against to provisions of RERA Act, 2016 also Andhra Pradesh
Mutually Cooperative Societies Act, 1995 and rules framed there under,
consequently set aside the order, passed by the 2^^ Respondent in complaint
No.60 of 2025 dated 14-07-2025 and consequently, declare that the petitioner
society is entitled to recoveir,41?@"clevelopment charges from the respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
nd
Suspend the operation of the orders passed by the 2 respondent in
Complaint No.60 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
27
APHC010418822025
hE^
WRIT PETITION NO: 21430 OF 2025
Between:
M/s.A.P.State Govt. Employees-Mutually Aided Cooperative House Building
Society Ltd, Krishna District, Andhra Pradesh,
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The State of Andhra Pradesh, Rep. by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority, (APRERA) Rep by
its Chairman,Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
3. Inturi Bharathi, W/o.Suresh Babu, aged about 46 years R/o.4-6/7, Flat.No.
SF-1, Parameswari Residency, Gudapativari Street, Nidamanuru, Vijayawada,
Krishna (Dt).
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the 2'^'* respondent authority in complaint No. 13 of 2025 dated 14-
07-2025 is null and void, is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed to principles of natural justice, so
also against to provisions of RERA Act, 2016 so also Andhra Pradesh
Mutually Cooperative Societies Act, 1995 and rules framed there under,
consequently set aside the order passed by the 2"^^ Respondent in complaint
No. 13 of 2025 dated 14-07-2025 and consequently, declare that the
28 ■
petitioner society is entitled to recover the development charges from the 3
rd
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
nd
Suspend the operation of the orders passed by the 2 respondent in
Complaint No.13 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
APHC010418292025
WRIT PETITION NO: 21431 OF 2025
Between:
M/s A.P.State Govt. Employees-Mutually Aided Cooperative House Building
Society Ltd., Krishna District, Andhra Pradesh
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The State of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority, (APRERA) Rep by
its Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
29
3. Piratia Venkata Siva Rama Krishna Sarma, S/o.Venkatapaiah Sarma, aged
about 64 years R/o.Flat.No. 18, Street No.2, Sree Ram Colony, Near
A.P.S.E.B.Sub Station, B.N. Reddy Colony, Hayat Nagar, RangaReddy (Dt).
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the 2''^ respondent authority in complaint No. 11 of 2025 dated 14-
07-2025 is null and void
is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed to principles of natural justice , so
also against to provisions of RERA Act, 2016 so also Andhra Pradesh
Mutually Cooperative Societies Act, 1995 and rules framed there under,
consequently set aside the order passed by the 2"^^ Respondent in complaint
No. 11 of 2025 dated 14-07-2025 and consequently, declare that the
petitioner society is entitled to recover the development charges from the 3'"^
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC 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 the orders passed by the 2 respondent in
nd
Complaint No. 11 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPAT! RAO
30
APHC010418462025
WRIT PETITION NO: 21432 OF 2025
Between:
M/s A.P. State Govt, Employees Mutually Aided Cooperative House Building
Society Ltd., Krishna District Andhra Pradesh,
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The state of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority, (APRERA) Rep by
Its Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
3. Banda Venkata Ramanaiah,S/o.Lingeswara Rao, aged about 72 years
R/o.ZIPPR Code-SVRD 1111 2-22-1/111/G1, Ground Floor, S.V Residency,
Bhagyanagar Colony, Kukatpally, Hyderabad.
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the
orders passed by the 2
nd
respondent authority in complaint No.22 of 2025
dated 14-07-2025 is null and void, is illegal, contrary to merits of the case
arbitrary without jurisdiction besides being opposed Principles of natural
justice, so also against to provisions of RERA Act, 2016 so also Andhra
Pradesh Mutually Cooperative Societies Act, 1995 and rules framed there
under, consequently set aside the order passed by the 2 Respondent in
nd
complaint No.22 of 2025 dated 14-07-2025 and consequently, declare that the
31
rd
petitioner society is entitled to recover the development charges from the 3
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
nd
Suspend the operation of the orders passed by the 2 respondent in
Complaint No.22 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
APHC010419072025
WRIT PETITION NO: 21434 OF 2025
Between:
M/s. A.P.State Govt. Employees-Mutually Aided Cooperative House Building
Society Ltd. Krishna District Andhra Pradesh
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The State of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority APRERA, Rep by its
Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
32 .
3. Kondreddyi Surya Dhana Lakshmi, W/o Rama Krishna aged about 40
years, R/o 27-16/1, Someswara Agraharam, Palakollu, West Godavari District.
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the 2'^^ respondent authority in complaint No.24 of 2025 dated 14-
07-2025 is null and void, is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed to principles of natural justice, so
also against to provisions of RERA Act 2016 so also Andhra Pradesh Mutually
Cooperative Societies Act, 1995 and rules framed there under, consequently
set aside the order passed by the 2"^ Respondent in complaint No.24 of 2025
dated 14-07-2025 and consequently, declare that the petitioner society is
entitled to recover the development charges from the 3'^'^ respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
nd
Suspend the operation of the orders passed by the 2 respondent in
Complaint No.24 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
33
APHC010418942025
0.^
WRIT PETITION NO: 21436 OF 2025
Between:
M/s A.P.State Govt. Employees-Mutually Aided Cooperative House Building
Society Ltd. Krishna District, Andhra Pradesh
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The State of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority, (APRERA) Rep by
Its Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
3. G R B V Prasad, S/o G Bhaskara Rao aged about 57 years D.No 1-1-
50/E/3 Paremata Nagar Colony Extension, Kapra, Ranga Reddy.
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the 2"*^ respondent authority in complaint No.62 of 2025 dated 14-
07-2025 is null and void, is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed to principles of natural justice, so
also against to provisions of RERA Act 2016 so also Andhra Pradesh Mutually
Cooperative Societies Act, 1995 and rules framed there under, consequently
set aside the order passed by the 2''^ Respondent in complaint No.62 of 2025
dated 14-07-2025 and
consequently, declare that the petitioner society is
entitled to recover the development charges from the 3 respondent.
rd
34
lA NO: 1 OF 2025
Petition under Section 151 CPC 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 the orders passed by the 2'''* respondent in
Complaint No.62 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2; SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
APHC010418762025
050
0^S
WRIT PETITION NO: 21437 OF 2025 /
Between:
M/s A.P. State Govt. Employees Mutually Aided Cooperative House Building
Society Ltd., Krishna District, Andhra Pradesh
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The state of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority APRERA, Rep by its
Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
35
3. Guttula Mary Dayana, D/o G.Veera Venkata Satyanarayana Murthy aged
about 33 years, D.No 2-11-37/A, Subrahmanyam colony, Eluru, West
Godavari District.
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the
orders passed by the 2"^^ respondent authority in complaint No.27 of 2025
dated 14-07-2025 is null and void, is illegal, contrary to merits of the case
arbitrary without jurisdiction besides being opposed to principles of natural
justice, so also against to provisions of RERA Act, 2016 so also Andhra
Pradesh Mutually Cooperative Societies Act, 1995 and rules framed there
under, consequently set aside the order passed by the 2'''^ Respondent in
complaint No.27 of 2025 dated 14-07-2025 and consequently, declare that the
rd
petitioner society is entitled to recover the development charges from the 3
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
nd
Suspend the operation of the orders passed by the 2 respondent in
Complaint No.27 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner; SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
36 '
APHC010418432025
0^
./■
WRIT PETITION NO; 21439 OF 2025
Between:
M/s A.P.State Govt. Employees-Mutually Aided Cooperative House Building
Society Ltd, Krishna District, Andhra Pradesh
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The State of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority, (APRERA) Rep by
its Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
3. Nanduri Venkata Suri Babu, S/o.Bulli Sathi Raju, aged about 60 years R/o
1-69, Maridamma Temple Street, Tapeswaram, Mandapeta(M), East Godavari
District.
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the 2^^ respondent authority in complaint No.05 of 2025 dated 14-
07-2025 is null and void, is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed to principles of natural justice, so
also against to provisions of RERA Act, 2016 so also Andhra Pradesh
Mutually Cooperative Societies Act, 1995 and rules framed there under,
consequently set aside the order passed by the 2""^ Respondent in complaint
No.05 of 2025 dated 14-07-2025 and consequently, declare that the petitioner
37
rd
society is entitled to recover the development charges from the 3
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
nd
Suspend the operation of the orders passed by the 2 respondent in
Complaint No.05 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
APHC010423092025
WRIT PETITION NO: 21601 OF 2025
Between:
A.P. State Govt. Employees Mutually Aided Cooperative House Building
Society Ltd Krishna District, Andhra Pradesh,
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The State of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority APRERA, Rep by its
Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
38 .
3. Papineni Raja Kumari, W/o.V.Madhusudana Prasad, aged about 70 years
R/o.3-58, High School Road, Pedaravuru, Guntur (Dt).
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the respondent authority in complaint No. 12 of 2025 dated 14-
07-2025 is null and void, is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed to principles of natural justice so
also against to provisions of RERA Act, 2016 so also Andhra Pradesh
Mutually Cooperative Societies Act, 1995 and rules framed there under,
consequently set aside the order passed by the 2^"^ Respondent in complaint
No. 12 of 2025 dated 14-07-2025 and consequently, declare that the
petitioner society is entitled to recover the development charges from the
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC 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 the orders passed by the 2 respondent in
nd
Complaint No.12 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
39
APHC010423182025
WRIT PETITION NO: 21604 OF 2025
Between:
M/s. A.P. State Govt. Employees Mutually Aided Cooperative House Building
Society Ltd. Krishna District, Andhra Pradesh
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The State of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority, (APRERA) Rep by
its Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
3. Aadireddy Y V Ramana Kumari, W/o J.Sankara Rao aged about years
H.No. 18-882/2, Balaji Nagar, Chodavaram (Post Mandal), Visakhapatnam
district.. A.P-531036.
4. Bodanki Venkata Karthik, S/o Surya Rao, aged about 34 years, R/o.
D.No40-1476/70D, Bobbin, Pul Baugh, Vijayanagaram District.
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances, stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the respondent authority in Complaint No.70 of 2025 dated 14-
07-2025 is null and void, is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed to principles of natural justice, so
also against to provisions of RERA Act, 2016 so also Andhra Pradesh
Mutually Cooperative Societies Act, 1995 and rules framed there under
40 .
consequently set aside the order passed by the 2""^ Respondent in complaint
No.70 of 2025 dated 14-07-2025 and consequently, declare that the petitioner
rd
society is entitled to recover the development charges from the 3
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC 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 the orders passed by the 2^^ respondent in
Complaint No.70 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner; SRI GANTA PRASAD
Counsel for the Respondent No.1; GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
APHC010423222025
WRIT PETITION NO: 21607 OF 2025
Between:
A.P. State Govt. Employees Mutually Aided Cooperative House Building
Society Ltd. Krishna District, Andhra Pradesh
Reg.No.AMC/KNA/DCO/2016/122, Rep. by its President, Addala Subba Raju.
...Petitioner
AND
1. The State of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Admtinistration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority, (APRERA) Rep by
its Chairman, Pinnamaneni Polyclinic Road, Siddartha Nagar, Vijayawada.
41
3. Jakkana Sankara Rao, S/o J.Ramamurthy, aged about 64 years H.No. 18-
882/2, Balaji Nagar Chodavaram (Post and Mandal),Visakhapatnam
District,A.P.-531036.
4. Bodanki Venkata Karthik, S/o Surya Rao, aged about 34 years, D.No 40-
1476/70D, Bobbin, Pul Baugh, Vijayanagaram District.
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the 2'"'^ respondent authority in complaint No.67 of 2025 dated 14-
07-2025 is null and void, is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed to principles of natural justice so
also against to provisions of RERA Act, 2016 so also Andhra Pradesh
Mutually Cooperative Societies Act, 1995 and rules framed there under,
consequently set aside the order passed by the 2"^^ Respondent in complaint
No.67 of 2025 dated 14-07-2025 and consequently, declare that the petitioner
society is entitled to recover the development charges
rd
from the 3
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC 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 the orders passed by the 2
nd
respondent in
Complaint No.67 of 2025 dated 14.07.2025 tilt disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
42 .
APHC010423282025
m
WRIT PETITION NO: 21617 OF 2025
Between:
M/s. A.P. State Govt. Employees Mutually Aided Cooperative House Building
Society Ltd., Krishna District, Andhra Pradesh,
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. The state of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority APRERA, Rep by its
Chairman,Pinnamaneni Polyclinic Road, Siddartha Nagar,Vijayawada .
3. Piratia Mallika, D/o.Venkata Siva Rama Krishna Sarma, aged about 32
years R/o.Flat No.G3,Vennars Raj Towers,Bandari Layout, Behind NRI
College, Quthbullspur, Nizampet, K.V.Ranga Reddy.
...Respondents
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ Order or direction,
more particularly one in the nature of writ of Certiorari declaring that the orders
passed by the 2^^ respondent authority in complaint No. 16 of 2025 dated 14-
07-2025 is null and void, is illegal, contrary to merits of the case arbitrary
without jurisdiction besides being opposed to principles of natural justice, so
also against to provisions of RERA Act, 2016 so also Andhra Pradesh
Mutually Cooperative Societies Act, 1995 and rules framed there under,
consequently set aside the order passed by the 2""^ Respondent in complaint
No. 16 of 2025 dated 14-07-2025 and consequently, declare that the petitioner
43
rd
society is entitled to recover the development charges from the 3
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased to
nd
Suspend the operation of the orders passed by the 2 respondent in
Complaint No. 16 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3: SRI B V S CHALAPATI RAO
APHC010423122025
WRIT PETITION NO: 21619 OF 2025
Between:
M/s. A.P. State Govt. Employees Mutually Aided Cooperative House Building
Society Ltd. Krishna District, Andhra Pradesh
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addaia Subba Raju.
...Petitioner
AND
1. The State of Andhra Pradesh, Rep by its Principal Secretary for Municipal
Administration Department. Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal, Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority APRERA, Rep by its
Chairman, Pinnamaneni Polyclinic Road. Siddartha Nagar, Vijayawada.
3. Papineni Padma, W/o.Sambasiva Rao, aged about 62 years R/o.3-8,Near
Z.P High School, Morrispeta, Pedaravuru Tenali, Tenali, Guntur District.
...Respondents
44 ,
Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to call for the records and issue an appropriate writ, Order or
direction, more particularly one in the nature of writ of Certiorari declaring that
the orders passed by the 2^^ respondent authority in complaint No.09 of 2025
dated 14-07-2025 is null and void, is illegal, contrary to merits of the case
arbitrary without jurisdiction besides being opposed to principles of natural
justice, so also against to provisions of RERA Act, 2016 so also Andhra
Pradesh Mutually Cooperative Societies Act, 1995 and rules framed there
under, consequently set aside the order passed by the 2'^'^ Respondent in
complaint No.09 of 2025 dated 14-07-2025 and consequently, declare that the
rd
petitioner society is entitled to recover the development charges from the 3
respondent.
lA NO: 1 OF 2025
Petition under Section 151 CPC 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 the orders passed by the 2'^'^ respondent in
Complaint No.09 of 2025 dated 14.07.2025 till disposal of the main writ
petition.
Counsel for the Petitioner: SRI GANTA PRASAD
Counsel for the Respondent No.1: GP FOR MUNICIPAL ADMINISRATION
& URBAN DEVELOPMENT
Counsel for the Respondent No.2: SRI A. RAM DHEERAJ, SC FOR RERA
Counsel for the Respondent No.3; SRI B V S CHALAPATI RAO
The Court made the following common order:
1
APHC010380122025
IN THE HIGH COURT OF ANDHRA PRADESH
AT AMARAVATI
(Special Original Jurisdiction)
FRIDAY,THE TWENTY SIXTH DAY OF SEPTEMBER
TWO THOUSAND AND TWENTY FIVE
PRESENT
THE HONOURABLE SRI JUSTICE GANNAMANENI RAMAKRISHNA
PRASAD
WRIT PETITION NO: 19532 OF 2025 and Batch
Between:
1. AP Si ATE GOVT EMPLOYEES MUTUALLY AIDED COOPERATIVE
HOUSE BUILDING SOCIETY LTD, Krishna district, andhra pradesh
Reg.No.AMC/KNA/DCO/2016/122, Rep by its President, Addala Subba Raju.
...Petitioner
AND
1. THE STATE OF AP, rep by its principal secretary for Municipal
Administration Department, Secretariat Buildings, Velagapudi, Amaravathi,
Thullur Mandal,Guntur District.
2. The Andhra Pradesh Real Estate Regulatory Authority, (APRERA) Rep by
its Chairman,Pinnamanen Polyclinic Road Siddartha Nagar,Vijayawa da .
3. Ivvala naga Vishnu Siva Kesava Rao, S/o I. Suryanaryana, Flat No 302, 8
th block. Royal Green City, Kanuru, Vijayawada Rural, N.T.R. District, A.P-
520007.
...Respondents
Counsel for the Petitioner: GANTA NEELEASH, GANTA PRASAD.
Counsel for the Respondents: B V S CHALAPATI RAO Counsel for the
Respondents:GP FOR MUNCIPAL ADMN URBAN DEV Counsel for the
Respondents:GOLLA BASAVESWARA RAO
2
WP/19532/2025; WP/20854/2025; WP/21404/2025; WP/21409/2025;
WP/21410/2025; WP/21414/2025
WP/21415/2025; WP/21417/2025; WP/21418/2025
WP/21419/2025; WP/21420/2025; WP/21423/2025
WP/21424/2025; WP/21425/2025; WP/21426/2025
WP/21428/2025; WP/21429/2025; WP/21430/2025
WP/21431/2025; WP/21432/2025; WP/21434/2025
WP/21436/2025; WP/21437/2025; WP/21439/2025
WP/21601/2025; WP/21604/2025; WP/21607/2025
WP/21617/2025;WP/21619/2025
The Court made the following ORAL COMMON ORDER;
Heard Sri Ganta Prasad, learned Counsel for the Writ Petitioners, Sri M.
Srinu Babu, learned Assistant Government Pleader for Municipal
Administration and Urban Development, Sri A. Ram Dheeraj, learned
Standing Counsel for RERA and Sri B.V.S. Chalapathi Rao, learned Counsel
for the Respondent No.3.
2. Sri Ganta Prasad, learned Counsel for the Writ Petitioners on
instructions, seeks to withdraw the present Writ Petitions with liberty to
approach the Appellate Tribunal, which is already functioning under the Real
Estate (Regulation and Development) Act, 2016.
3. Having considered the same, this Court deems it appropriate to grant
liberty to the Writ Petitioners to withdraw these Writ Petitions with liberty to
approach the Appellate Tribunal within a period of four weeks from the date
that this Order is uploaded on the web-site of this Court.
4. Accordingly, the Writ Petitions are dismissed as withdrawn with
liberty to the Writ Petitioners to approach the Appellate Tribunal within a
period of four weeks from the date that this Order is uploaded on the web-site
of this Court.
3
/
5. It is clarified that, if the Writ Petitioners approach the Appellate
Tribunal within four weeks, which is the time granted by this Court, the period
of limitation from the date of filing of the present Writ Petitions upto the date of
disposal of the present Writ Petitions, shall not be reckoned for the limitation
purpose.
6. Interlocutory Applications, if any, stand closed in terms of this Order.
Sd/- K TATA RAO
//TRUE COPY// DEPUTY^R^iSTRAR
SECTION OFFICER
To
1. One CC to Sri Ganta Prasad, Advocate [OPUC]
2. One CC to Sri Ganta Neeleash, Advocate [OPUC]
3. One CC to Sri A. Ram Dheeraj, SC for RERA [OPUC]
4. One CC to Sri B V S Chalapati Rao, Advocate [OPUC]
5. Two CCs to GP for Municipal Administration & Urban Development,
High Court of Andhra Pradesh [OUT]
6. Two CD Copies
RAM
47
V
i
A
V
V 4
w
HIGH COURT
DATED:26/09/2025
COMMON ORDER
WP/19532/2025; WP/20854/2025; WP/21404/2025; WP/21409/2025:
WP/21410/2025; WP/21414/2025 WP/21415/2025; WP/21417/2025; WP/21418/2025 WP/21419/2025; WP/21420/2025; WP/21423/2025 o o o WP/21424/2025; WP/21425/2025; WP/21426/2025 2 8 SEP 2025 o» '3:
WP/21428/2025; WP/21429/2025; WP/21430/2025 ^ Currenl Section WP/21431/2025; WP/21432/2025; WP/21434/2025 WP/21436/2025; WP/21437/2025; WP/21439/2025 WP/21601/2025; WP/21604/2025; WP/21607/2025 WP/21617/2025; WP/21619/2025 DISMISSING THE WP AS WITHDRAWN WITHOUT COSTS